BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATE: 29/10/2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD)No.13227 of 2010 M.Jesudhasan ... Petitioner Vs. 1. Junior Engineer, Tamilnadu Electricity Board, Arumanai, Kanyakumari District. 2. The Assistant Divisional Engineer, Tamilnadu Electricity Board, Maruthangodu, Kuzhithurai(P.O) Kanyakumari District. ... Respondents Prayer Petition filed seeking for a writ of Mandamus, to direct the first respondent herein to dispose of the representation of the petitioner dated 14.07.2010 and 02.08.2010 within a time frame fixed by this Court. !For Petitioner ... Mr.R.Vijayakumar ^For Respondents... Mr.M.Suresh Kumar Standing counsel for TNEB :ORDER
Heard Mr.R.Vijayakumar, the learned counsel appearing on behalf of the
petitioner and Mr.M.Suresh Kumar, the learned Standing counsel appearing on
behalf of 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 first respondent is directed to dispose of the representation of the
petitioner, dated 02.08.2010, on merits and in accordance with law, within a
specified period.
4. The learned Standing counsel 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 first respondent is directed to dispose of the representation,
dated 02.08.2010, after giving an opportunity of hearing to the petitioner, as
well as to the other persons concerned, if any, on merits and in accordance with
law, within a period of four weeks from the date of receipt of a copy of this
order. The petitioner is directed to furnish a copy of the representation, dated
02.08.2010, 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.
The writ petition is disposed of accordingly. No costs.
akv
To
1. Junior Engineer,
Tamilnadu Electricity Board,
Arumanai,
Kanyakumari District.
2. The Assistant Divisional Engineer,
Tamilnadu Electricity Board,
Maruthangodu,
Kuzhithurai(P.O)
Kanyakumari District.