BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 01/11/2010 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN Writ Petition (md) No.12840 of 2010 1.Indira 2.Nagarathinam .. Petitioners Versus 1.The District Collector, Madurai District, Madurai. 2.The Special Tahsildar (ADWD), Usilampatti, Madurai District. 3.The Tahsildar, Usilampatti Taluk, Madurai District. .. Respondents Prayer Petition filed under Article 226 of the Constitution of India, praying for the issuance of a Writ of Mandamus, directing the third respondent to change the patta and other revenue records of S.No.23/4 measuring 0.08.0 Hectares, S.No.23/8A measuring 0.08.0 Hectares and S.No.23/5A measuring 0.19.5 Hectares of Kuravakudi Village, Usilampatti Taluk, Madurai District in the name of the first petitioner and S.No.16/9A measuring 77 cents and S.No.16/9C measuring 1.09.acres of Kuravakudi Village, Usilampatti Taluk, Madurai District in the name of the second petitioner. !For petitioner ... M/s.R.Subramanian ^For respondents ... Mr.R.Janakiramulu Special Government Pleader :ORDER
Heard Mr.R.Subramanian, the learned counsel appearing on behalf of the
petitioner, as well as Mr.R.Janakiramulu, the learned Special Government Pleader
appearing on behalf of the respondents.
2. 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 representation of the petitioner, dated 26.08.2010, is directed to be
disposed of, on merits and in accordance with law, within a specified period.
3. The learned Special Government Pleader appearing on behalf of the
respondents, has no objection for such an order being passed by this Court.
4. In view of the averments made in the affidavit filed in support of this
petition and in view of the submissions made by the learned counsel appearing on
behalf of the petitioner, the third respondent is directed to consider and
dispose of the petitioner’s representation, dated 26.08.2010, on merits and in
accordance with law, after giving an opportunity of hearing to the petitioner,
as well as to the other persons concerned, within a period of eight weeks from
the date of receipt of a copy of this order. The petitioner is directed to
submit a copy of the representation, dated 26.08.2010, along with a copy of this
order, to the third respondent. However, it is made clear, that this Court, by
this order, has not expressed any opinion on the merits of the matter.
5. The writ petition stands disposed of, with the above directions. No
costs.
srm
To
1.The District Collector,
Madurai District,
Madurai.
2.The Special Tahsildar (ADWD),
Usilampatti,
Madurai District.
3.The Tahsildar,
Usilampatti Taluk,
Madurai District.