BEFORE THE MADURAI BENCH OF THE MADRAS HIGH COURT DATED: 30/03/2007 CORAM: THE HONOURABLE MR.JUSTICE M.JAICHANDREN W.P.No.2977 of 2007 K.Chellamuthu ... Petitioner Vs. 1.The District Collector, Dindigul District. 2.The Revenue Divisional Officer, Ottanchathiram Taluk, Ottanchathiram, Dindigul District. ... Respondents PRAYER Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus, to direct the second respondent to dispose of the representation of the petitioner, dated 12.03.2007. !For Petitioner : Mr.S.C.Herold Singh For Respondents : Mr.D.Sasikumar Government Advocate. :ORDER
Mr.D.Sasikumar, learned Government Advocate, takes notice for the
respondents.
2.Heard the learned counsel appearing for the petitioner and also the
learned Government Advocate, appearing for the respondents. With the consent of
the counsels, the writ petition itself is taken up for final disposal.
3.This writ petition has been filed for the issuance of a Writ of
Mandamus, to direct the second respondent to dispose of the representation of
the petitioner, dated 12.03.2007.
4.The learned counsel for the petitioner submits that it would suffice if
the representation of the petitioner, dated 12.03.2007, is directed to be
disposed of by the second respondent within a stipulated time.
5.In view of the limited prayed sought for in the writ petition, the
second respondent is directed to dispose of the representation of the
petitioner, dated 12.03.2007, on merits and in accordance with law, within a
period of four weeks from the date of receipt of a copy of this order. Further,
the petitioner is directed to furnish a copy of the representation dated,
12.03.2007, to the second respondent, along with a copy of this order.
6.The writ petition is disposed of with the above directions. No costs.
Consequently, M.P.No.1 of 2007 is closed.
To
1.The District Collector,
Dindigul District.
2.The Revenue Divisional Officer,
Ottanchathiram Taluk,
Ottanchathiram,
Dindigul District.