BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATE: 01/12/2009
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.12457 of 2009
K.Alauddeen .. Petitioner
Vs
1.The General Manager,
Tamil Nadu State Transport Corporation
(Kumbakonam Division) Limited,
Periyamilaguparai,
Tiruchirapalli.
2. The Inspector of Police,
Anna Nagar Police Station,
Madurai - 625 020. .. Respondents
Prayer
Writ Petition filed under Article 226 of the Constitution of India, for
issuance of a Writ of Mandamus, directing the first respondent to initiate
disciplinary action against the erring staff on the basis of the petitioner's
complaint dated 04.10.2009 in accordance with law.
!For Petitioner ... Mr.G.R.Swaminathan
^For Respondents
R1 ... Mr.P.Thilak Kumar
R2 ... Mr.S.C.Herold Singh
Government Advocate
* * * * *
:ORDER
Heard Mr.G.R.Swaminathan, the learned counsel appearing for the petitioner
and Mr.P.Thilak Kumar, learned counsel appearing for the first respondent and
Mr.S.C.Herold Singh, learned Government Advocate, appearing for the second
respondent.
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 first respondent is directed to dispose of the representation, dated
04.10.2009, on merits and in accordance with law, within a specified period.
3. The learned Government Advocate appearing on behalf of the respondents,
has no objection for such an order being passed by this Court.
4. 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 04.10.2009, 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
04.10.2009, 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.
5. Accordingly, the writ petition is disposed of, with the above
directions. No costs.
cs
To
1.The General Manager,
Tamil Nadu State Transport Corporation
(Kumbakonam Division) Limited,
Periyamilaguparai,
Tiruchirapalli.
2. The Inspector of Police,
Anna Nagar Police Station,
Madurai – 625 020.