High Court Madras High Court

J.Anjelin Pabitha Kumari vs The District Collector on 16 November, 2010

Madras High Court
J.Anjelin Pabitha Kumari vs The District Collector on 16 November, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 16/11/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD).No.13671 of 2010

J.Anjelin Pabitha Kumari
                  				 ... Petitioner
Vs.


1. The District Collector,
   District Collectorate Office,
   Dindigul District.

2. The Thasildar,
   Kodaikanal,
   Dindigul District.
						 ... Respondents


Prayer

Petition filed under Article 226 of the Constitution of India praying
for the issuance of a Writ of Mandamus, to direct the respondents 1 and 2  to
consider the petitioner's representation, dated 06.09.2010, and provide the
Patta for the house in an extent of 2 cents in New Town Survey No.3, Ward C,
Block 11 in Kodaikanal Village, Dindigul District and within the period of
stipulated by this Court.

!For petitioner   ... Mr.T.Lajapathi Roy
^For respondents  ... Mr.K.M.Vijaya Kumar,
		      Special Government Pleader


:ORDER

Heard Mr.T.Lajapathi Roy, the learned counsel appearing for the petitioner
and Mr.K.M.Vijaya Kumar, the learned Special Government Pleader appearing for
the respondents.

2. By consent of both the parties, the writ petition is taken up for
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 second respondent is directed to dispose of the representation of the
petitioner, dated 06.09.2010, on merits and in accordance with law, within a
specified period.

4. The learned Special Government Pleader 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 second respondent is directed to dispose of the representation,
dated 06.09.2010, after giving an opportunity of hearing to the petitioner, as
well as to the other persons concerned, on merits and in accordance with law,
within a period of twelve weeks from the date of receipt of a copy of this
order. The petitioner is directed to furnish a copy of the representation, dated
06.09.2010, to the second 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.

This writ petition is disposed of accordingly. No costs.

akv

To

1. The District Collector,
District Collectorate Office,
Dindigul District.

2. The Thasildar,
Kodaikanal,
Dindigul District.