BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 07/10/2010 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD).No.11905 of 2010 and M.P.(MD).Nos.1 and 2 of 2010 G.Kamaraj ... Petitioner Vs. 1. The Commissioner, Madurai Corporation, Madurai. 2. The Deputy Commissioner, Madurai Corporation, Madurai. 3. D.Alaguraja 4. K.Mani (R4 is impleaded as per order made in M.P.(MD).No.1/2010 dated 07.10.2010.) ... Respondents Prayer Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus, to forbear the respondents 1 and 2 herein not to interfere in the petitioner business at Shop No.386 at Central Market, Mattuthavani. !For petitioner ... Mr.M.Suresh Kumar ^For R1 and R2 ... Mr.M.Ravi Shankar For R4 ... Mr.K.K.Senthil :ORDER
At this stage of the hearing of the writ petition, the learned counsel
appearing on behalf of the respondents 1 and 2 had submitted that an enquiry is
being conducted, in respect of the rival claims made by the petitioner, as well
as the respondents 3 and 4, with regard to the allotment of Shop No.386, at the
New Central Market, Mattuthavani, Madurai. It has also been submitted that the
petitioner, as well as the respondents 3 and 4, would be given an opportunity of
hearing, before a final decision is arrived at.
2. In view of the said submissions made by the learned counsel appearing
on behalf of the respondents 1 and 2, the first respondent shall cause an
enquiry into the matter, with regard to the allotment of Shop No.386, at the New
Central Market, Mattuthavani, Madurai, by giving sufficient opportunity of
hearing to the petitioner, as well as to the respondents 3 and 4 and pass
appropriate orders thereon, within a period of four weeks from the date of
receipt of a copy of this order.
This writ petition is disposed of, with the above directions. No costs.
Consequently, connected Miscellaneous Petitions are closed.
akv
To
1. The Commissioner,
Madurai Corporation,
Madurai.
2. The Deputy Commissioner,
Madurai Corporation,
Madurai.