High Court Madras High Court

I.Sundarraj vs The District Collector on 30 October, 2009

Madras High Court
I.Sundarraj vs The District Collector on 30 October, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 30/10/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.11039 of 2009

I.Sundarraj						.. Petitioner

Vs

1.The District Collector,
Virudhunagar.

2.The Commissioner,
Sattur Municipality,
Sattur, Virudhunagar District.				.. Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India, for
issuance of a Writ of Mandamus, directing the 1st respondent to consider and
pass orders on the representation of the petitioner dated 06.07.2009 as per law.

!For Petitioner		... 	Mr.K.K.Senthil
^For Respondents	...  	Mr.S.C.Herold Singh
				Government Advocate

* * * * *
:ORDER

Heard Mr.K.K.Senthil, the learned counsel appearing for the petitioner and
Mr.S.C.Herold Singh, learned Government Advocate, appearing for the respondents.

2. By consent of both the parties, the writ petition is taken up for final
hearing and disposal.

3. At this stage of the hearing of the writ petition, the learned counsel
appearing on behalf of the petitioner had submitted that it would suffice, if
the first respondent is directed to dispose of the representation, dated
06.07.2009, on merits and in accordance with law, within a specified period.

4. The learned Government Advocate appearing on behalf of the respondents,
has no objection for such an order being passed by this Court.

5. In view of the submissions made by the learned counsels appearing on
either side, the first respondent is directed to dispose of the representation,
dated 06.07.2009, after giving an opportunity of hearing to the petitioner, as
well as to the other parties concerned, on merits and in accordance with law,
within a period of eight weeks from the date of receipt of a copy of this order.
The petitioner is directed to furnish a copy of the representation, dated
06.07.2009, to the first respondent, along with a copy of this order. However,
it is made clear that this Court, by this order, has not expressed any opinion
on the merits of the matter.

6. Accordingly, the writ petition is allowed, with the above directions.
No costs.

cs

To

1.The District Collector,
Virudhunagar.

2.The Commissioner,
Sattur Municipality,
Sattur, Virudhunagar District.

Kanyakumari District.