BEFORE THE MADURAI BENCH OF THE MADRAS HIGH COURT DATED: 03/04/2007 CORAM: THE HONOURABLE MR.JUSTICE M.JAICHANDREN W.P.No.3072 of 2007 and M.P.No.1 of 2007 K.Kurunthaiya ... Petitioner Vs. 1.The District Collector, Ramnad. 2.The Block Development Officer, Muthukulathur Panchayat Union, Muthukulathur Taluk, Ramnad District. 3.K.Arumugam ... Respondents PRAYER Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus, as stated therein. For Petitioner : Mr.G.Arockia Samy For Respondents 1-2 : Mrs.V.Chellammal, Special Government Pleader. :O R D E R
Mrs.V.Chellammal, learned Special Government Pleader, takes notice for the
respondents 1 & 2.
2.Heard the learned counsel appearing for the petitioner and also the
learned Special Government Pleader, 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 furnish a copy of the order of
allotment of contract, dated 14.03.2007, by the 2nd respondent in favour of the
third respondent, under “Anaithu Grama Anna Marumalarchi Thittam”, for Valanadu
Panchayat of Muthukulathur union in Ramnad District, to the petitioner, pursuant
to the 2nd respondent’s tender notification, dated 21.02.2007, in proceeding
No.Na.Ka.3-4507-06.
4.The learned counsel for the petitioner submits that it would suffice if
the representation of the petitioner, dated 23.03.2007, is directed to be
disposed of by the second respondent within a stipulated time.
5.In view of the limited prayer sought for in the writ petition, the
second respondent is directed to dispose of the representation of the
petitioner, dated 23.03.2007, 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
23.03.2007, 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.
sms
To
1.The District Collector,
Ramnad.
2.The Block Development Officer,
Muthukulathur Panchayat Union,
Muthukulathur Taluk,
Ramnad District.