High Court Madras High Court

M.Chandran vs The Sub-Collector on 13 November, 2008

Madras High Court
M.Chandran vs The Sub-Collector on 13 November, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 13/11/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P.(MD)No.10252 of 2008

M.Chandran 		    		      ... Petitioner
			
Vs.

1.The Sub-Collector,
  Pudukottai,
  Pudukottai District.

2.The Inspector of Police,
  Panayaptti Police Station,
  Pudukottai District.			      ... Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India
for issuance of a Writ of Mandamus, to direct the respondent herein to
release the Tipper lorry bearing registration No.TN 57X 0497 forthwith.

!For Petitioner    ... Mr.G.Karnan
^For Respondents   ... Mr.D.Sasikumar
             	       Government Advocate
	
:ORDER

Heard the learned counsel for the petitioner and also Mr.D.Sasikumar,
learned Government Advocate, who took notice on behalf of the respondent.

2. The grievance of the petitioner as aired by the learned counsel for the
petitioner placing reliance on the averments in the affidavit accompanying the
writ petition, is to the effect the the petitioner’s Tipper lorry bearing
Registration No.TN-57-X-0497 was seized by the police and handed over to the
first respondent; the petitioner made representation to the first respondent for
release of the said vehicle; but he is inert and inactive and not acting upon
it. Hence, this writ petition.

3. Heard the learned Government Advocate.

4. Hence, in these circumstances, the following direction is issued:
The first respondent viz., the Sub Collector shall consider the
representation of the petitioner dated 08.11.2008 purely on merits within a
period of three weeks from the date of receipt of a copy of this order and do
the needful.

A copy of the representation submitted to the first respondent shall be
enclosed along with the copy of this order and be submitted to R1 for necessary
steps as ordered supra.

5. With the above direction, this Writ Petition is disposed of. No costs.

smn/dp

To

1.The Sub-Collector,
Pudukottai,
Pudukottai District.

2.The Inspector of Police,
Panayaptti Police Station,
Pudukottai District.