High Court Madras High Court

Koppella Sathyanarayana Raju vs The Arbitrator And District … on 5 April, 2011

Madras High Court
Koppella Sathyanarayana Raju vs The Arbitrator And District … on 5 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 5.4.2011

CORAM

THE HON'BLE MR.JUSTICE M.JAICHANDREN 

Writ Petition No.8437 of 2011


1. Koppella Sathyanarayana Raju
2. Sridevi						... petitioners

Vs

1. The Arbitrator and District Collector
   Kanchipuram District
   Kanchipuram

2. The Competent Authority &
     Spl.District Revenue Officer (LA)
   National Highways
   Kanchipuram & Tiruvallur Districts
   at Kanchipuram					.. Respondents 

Prayer: Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus directing the respondents to refer to arbitration for determination of the compensation in respect of the lands acquired for National Highways situate in survey No.104/2 in Palayanur Kollambakkam Village, Madurantakam Taluk, Kanchipuram District belonging to the petitioners.

For petitioner : M/s.APR Associates
For respondents : Ms.R.Anitha
AGP
O R D E R
Ms.R.Anitha, the learned Additional Government Pleader, takes notice for the respondents.

2. Though the prayer is for a larger relief, the learned counsel appearing on behalf of the petitioners had submitted that it would suffice, if the first respondent is directed to dispose of the representation, dated 23.3.2009, on merits and in accordance with law, within a specified period.

3. The learned Additional Government Pleader 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 23.3.2009, on merits and in accordance with law, within a period of twelve weeks from the date of receipt of a copy of this order. The petitioners are directed to furnish a copy of the representation, dated 23.3.2009, 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.

lan

To:

1. The Arbitrator and District Collector
Kanchipuram District
Kanchipuram

2. The Competent Authority &
Spl.District Revenue Officer (LA)
National Highways
Kanchipuram & Tiruvallur Districts
at Kanchipuram