High Court Madras High Court

K.Poongundran vs The President on 24 April, 2007

Madras High Court
K.Poongundran vs The President on 24 April, 2007
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF THE MADRAS HIGH COURT

DATED: 24.04.2007

CORAM:
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.No.10931 of 2006
and
M.P.No.1 of 2006


K.Poongundran			... Petitioner
			
Vs.	

The President,
Arulmigu Poonga Murugan Thirukoil,
Madurai and another		... Respondent


PRAYER

Writ Petition filed under Article 226 of the Constitution of India
praying for the issuance of a Writ of  Certiorari to call for the records
pertaining to the order passed by the first respondent herein vide his
proceedings in POO.MU.KO/4/2001, undated and quash the same.

!For Petitioner   	: Mr.K.P.Krishnadoss

^For Respondents	: Mr.S.Murugan


:O R D E R

Heard the learned counsel appearing on behalf of the petitioner as well as
for the respondents. With the consent of the counsels, the writ petition itself
is taken up for final disposal.

2.The main grievance of the petitioner is that he had not been given an
opportunity of hearing before the impugned order had been passed and therefore,
the learned counsel appearing for the petitioner submits that the order of the
first respondent is to be quashed.

3.In view of the submissions made by the learned counsel appearing on
behalf of the petitioner and since the impugned order had been passed by the
first respondent without giving an opportunity of hearing to the petitioner, the
order of the first respondent is quashed leaving it open to the respondents to
pass appropriate orders, after giving a reasonable opportunity of hearing to the
parties concerned, within a period of eight weeks from the date of receipt of a
copy of this order.

5.Accordingly, the writ petition is allowed. Consequently, the connected
M.P.(MD) is closed. No costs.

To

The President,
Arulmigu Poonga Murugan Thirukoil,
Madurai and another