BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATE: 17/12/2009 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD) No.13459 of 2009 and M.P.(MD) No.1 of 2009 K.Kamalam .. Petitioner Vs 1.The Tahsildar, Madurai North Taluk, Collectorate, Madurai. 2.Mr.Rajkumar, Revenue Inspector, Madurai North Taluk, Collectorate, Madurai. .. 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 the case of the petitioner for issuance of Patta to her residential house property in Survey No.80/3, to an extent of 5 cents situated at Rajakambeeram, Theethampatti Sub-Registration, Madurai District within the time limit that may be stipulated by this Hon'ble Court. !For Petitioner ... Mr.G.Thalaimutharasu ^For Respondents ... Mr.S.C.Herold Singh Government Advocate * * * * * :ORDER
Heard Mr.G.Thalaimutharasu, the learned counsel appearing for the
petitioner and Mr.S.C.Herold Singh, the learned Government Advocate, appearing
for 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 first respondent is directed to dispose of the representation, dated
23.12.2008, 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 23.12.2008, on merits and in accordance with law, after giving an
opportunity of hearing to the petitioner, as well as to the other parties
concerned, 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 23.12.2008, 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. Consequently, connected miscellaneous petition is also
closed.
cs
To
1.The Tahsildar,
Madurai North Taluk,
Collectorate,
Madurai.
2.Mr.Rajkumar,
Revenue Inspector,
Madurai North Taluk,
Collectorate,
Madurai.