High Court Madras High Court

M.Cruzammal vs The District Collector on 27 September, 2010

Madras High Court
M.Cruzammal vs The District Collector on 27 September, 2010
       

  

  

 
 
 BEFOE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 27/09/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD).No.12184 of 2010

M.Cruzammal
			     		... Petitioner
Vs.

1. The District Collector,
   Tuticorin.

2. The Tahsildhar,
   Ottapidaram,
   Tuticorin District.
					... Respondents

Prayer

Petition filed under Article 226 of the Constitution of India praying
for the issuance of a Writ of Mandamus to direct the second respondent to
consider the representation dated 24.08.2007 and subsequent remainder dated
13.05.2008 of the petitioner for carrying out entries in the Village accounts
and in the Computer, regarding the land in S.No.312/3, Vellapatti Village, Keela
Arasaradi, Ottapidaram Taluk, Tuticorin to an extent of 0.36.5 ares, assigned
through the proceedings of the second respondent in Ni.O.A2/450/02 dated
29.03.2002.

!For petitioner  ... Mr.J.Ashok
^For respondents ... Mr.K.M.Vijaya Kumar
                     Special Government Pleader

:ORDER

Heard Mr.J.Ashok, the learned counsel appearing for the petitioner and
Mr.K.M.Vijaya Kumar, the learned Special Government Pleader appearing for the
respondents.

2. By consent of both the parties, the writ petition is taken up for
hearing and disposal.

3. At this stage of the hearing of the writ petition, the learned counsel
appearing on behalf of the petitioner had submitted that it would suffice, if
the second respondent is directed to dispose of the representation of the
petitioner, dated 13.05.2008, on merits and in accordance with law, within a
specified period.

4. The learned Special Government Pleader appearing on behalf of the
respondents, has no objection for such an order being passed by this Court.

5. In view of the submissions made by the learned counsels appearing on
either side, the second respondent is directed to dispose of the representation,
dated 13.05.2008, after giving an opportunity of hearing to the petitioner, as
well as to the other persons concerned, 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 petitioner is directed to furnish a copy of the representation, dated
13.05.2008, to the second 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.

This writ petition is disposed of accordingly. No costs.
akv

To

1. The District Collector,
Tuticorin.

2. The Tahsildhar,
Ottapidaram,
Tuticorin District.