IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 13-09-2007 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN Writ Petition No.27718 of 2007 and M.P.No.1 of 2007 G.Lakshmi Kandhan .. Petitioner. Versus 1.The Member Secretary, Central Empowered Committee, Room No.106, Parayavavaram Bhavan, CGO Complex, New Delhi. 2.The Principal Chief Conservator of Forest, Chennai. 3.The District Forest Officer, Villupuram. 4.The Forest Range Officer, Cuddalore Range, Cuddalore. .. Respondents. Prayer: Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Certiorarified Mandamus, calling for the records relating to the impugned order passed by the 4th respondent, dated 27.06.2007, quash the same and consequently, direct the 1st respondent to consider the petitioner application dated NIL.12.2007 for the grant of permission to run the petitioner's Saw Mill i.e. NATANASABAPATHY SAW MILL, at Nadu Veerapattu Village, Cuddalore Taluk, Cuddalore District which was forwarded to the 2nd respondent by the 1st respondent vide his letter dated 03.01.2007 for his recommendation. For petitioner : Mr.R.Thamarai Selvan For respondents : Mr.P.Wilson Assistant Solicitor General Mr.K.Rajasekar Government Advocate (R2 to R4) O R D E R
Mr.P.Wilson, learned Assistant Solicitor General is directed to take notice for R1 and Mr.K.Rajasekar, the learned Government Advocate takes notice for R2 to R4.
2. With the consent of the learned counsels appearing on either side, the writ petition is taken up for final disposal.
3. Though the prayer is for a larger relief, the learned counsel appearing on behalf the petitioner has submitted that it would suffice, if the first respondent is directed to consider the application of the petitioner, dated Nil.06.2007, on merits, within a specified period.
4.The learned counsels appearing for the respondents, have no objection for such an order being passed by this Court.
5. Considering the limited prayer sought for by the learned counsel appearing on behalf of the petitioner, without going into the merits of the case, the first respondent is directed to consider and pass orders, on merits and in accordance with law, on the petitioner’s application, dated Nil.12.2007, for grant of licence to run the petitioner’s saw mill i.e., NATANASABAPATHY SAW MILL, at Nadu Veerapattu Village, Cuddalore Taluk, Cuddalore District, within a period of six weeks from the date of receipt of a copy of this order.
The writ petition is ordered accordingly. No costs. Consequently, connected M.P.No.1 is closed.
Index:Yes/No 13-09-2007
Internet:Yes/No
csh
Note to Office:
Issue order copy by
14-09-2007
To
1.The Member Secretary,
Central Empowered Committee,
Room No.106, Parayavavaram Bhavan,
CGO Complex, New Delhi.
Issue by 17-09-2007
M.JAICHANDREN J.,
csh
2.The Principal Chief Conservator of Forest,
Chennai.
3.The District Forest Officer,
Villupuram.
4.The Forest Range Officer,
Cuddalore Range, Cuddalore.
Writ Petition No.27718 of 2007
13-09-2007