High Court Madras High Court

K.Rajendran vs The Principal Secretary on 21 March, 2011

Madras High Court
K.Rajendran vs The Principal Secretary on 21 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Date:21.3.2011

CORAM

THE HONOURABLE MR. JUSTICE R.SUDHAKAR

Writ Petition No.6752 of 2011  


K.Rajendran.                                                      ... Petitioner  

    vs.				

1.The Principal Secretary,
   Rural Development and Panjayathraj,
   Government of Tamilnadu,
   St. George Fort,
   Chennai.

2.The Principal Secretary,
   Local Administration,
   Government of Tamilnadu,
   St. George Fort,
   Chennai. 

3.The Director,
   Rural Panjayath,
   Government of Tamil Nadu,
   Chennai.

4.The District Collector,
   Thiruvannamalai District,
   Thiruvannamalai.                                            ... Respondents 
 

	Writ Petition  is filed under Article 226 of the Constitution of India praying to issue a Writ of  Mandamus, to direct the respondents to consider the petitioner's representation dated 2.2.2011.


	For Petitioner     		:       Mr.M.Balaji 

	For Respondents   	:	Mr.S.Shivashanmugam,
						Government Advocate.
						 
-----
O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, to direct the respondents to consider the petitioner’s representation dated 2.2.2011.

2. Mr.S.Shivashanmugam, learned Government Advocate, takes notice on behalf of the respondents. By consent of both parties, the writ petition is taken up for disposal.

3. The relief sought for by the petitioner is declined for the following reasons:-

(i) The so-called representation does not bear the signature of the petitioner and the date also seems to be added along with pagination.

(ii) There is no proof for despatch of the representation and proof of acknowledgment, even though the said representation alleged is dated 2.2.2011.

4. It is therefore, open to the petitioner to submit a fresh representation in the proper format with proper acknowledgment to the appropriate authority and proceed in accordance with law, if he so desires. On receipt of the representation, the authority shall consider the same on its own merits and in accordance with law.

5. The Writ Petition is disposed of as above. No costs.

ts

To

1.The Principal Secretary,
Rural Development and Panjayathraj,
Government of Tamilnadu,
St. George Fort,
Chennai.

2.The Principal Secretary,
Local Administration,
Government of Tamilnadu,
St. George Fort,
Chennai.

2.The Director,
Rural Panjayath,
Government of Tamil Nadu,
Chennai.

4.The District Collector,
Thiruvannamalai District,
Thiruvannamalai