High Court Madras High Court

M.Ahamad Basha vs The Director on 7 July, 2009

Madras High Court
M.Ahamad Basha vs The Director on 7 July, 2009
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 07-07-2009

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.48334 of 2006
(O.A.No.99 of 2001)

M.Ahamad Basha								.. Petitioner.

Versus


1. The Director, 
Rural Development Department,
Chennai.

2.The District Collector,
Nagapattinam.

3.The Commissioner,
Vedharanyam Panchayat Union,
Vedharanyam.								.. Respondents. 

Prayer: Original Application No.99 of 2001 filed before the Tamil Nadu Administrative Tribunal, on abolition, transferred to the file of this Court and renumbered as Writ Petition No.48334 of 2006, seeking for a writ of Certiorarified Mandamus to direct the 2nd respondent to reconsider the representation of the petitioner, call for the records of the second respondent and quash the impugned order passed in Mu.Mu.No.6404/97/R.D./A2, dated 30.7.1997.



		For Petitioner 	  : Mr.S.N.Ravikumar

		For Respondents   : Mr.V.Arun
					    Additional Government Pleader (R1 & R2)
	
					    Mr.V.Subbiah (R3)



O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsels appearing for the respondents.

2. At this stage of the hearing, of the writ petition, the learned counsel appearing for the petitioner had submitted that it would suffice if the petitioner is permitted to make a representation to the first respondent, with regard to the reliefs prayed for in the writ petition, and if the first respondent is directed to dispose of the same, within a specified period.

3. The learned counsel appearing for the respondents has no objection for this Court passing such an order.

4. In view of the submissions made by the learned counsels appearing for the parties concerned, the petitioner is permitted to make a representation to the first respondent, within a period of fifteen days from today, and on such representation being submitted, the first respondent is directed to pass appropriate orders thereon, on merits and in accordance with law, within a period of eight weeks thereafter.

5. With the above directions, the writ petition stands disposed of. No costs.

csh

To

1. The Director,
Rural Development Department,
Chennai.

2.The District Collector,
Nagapattinam.

3.The Commissioner,
Vedharanyam Panchayat Union,
Vedharanyam