BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATE: 15/11/2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD)No.13650 of 2010 M.Jeya ... Petitioner Vs. The Tahsildar, Nillakottai Taluk, Dindigul District. ... Respondent Prayer Petition filed seeking for a Writ of Mandamus, to direct the respondent to survey and measure the property and sub-division of the same and to issue the separate patta to the petitioner as represented on 10.11.2010 in Old Survey No.386/3-pa, New Survey No.743-27 and the joint patta Number 1010 at Chinnupatti Village, Nillakottai Taluk, Dindigul District. !For Petitioner ... Mr.A.R.Palani Rajan ^For Respondent ... Mr.K.M.Vijaya Kumar, Special Govt. Pleader :ORDER
Heard Mr.A.R.Palani Rajan, the learned counsel appearing on behalf of the
petitioner and Mr.K.M.Vijaya Kumar, the learned Special Government Pleader
appearing on behalf of the respondent.
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 respondent is directed to consider the representation of the petitioner,
dated 10.11.2010, and pass appropriate orders, on merits and in accordance with
law, within a specified period.
4. The learned Special Government Pleader appearing on behalf of the
respondent, 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 respondent is directed to consider the representation of the
petitioner, dated 10.11.2010, after giving an opportunity of hearing to the
petitioner, as well as to the other persons concerned, and pass appropriate
orders on merits and in accordance with law, within a period of eight weeks from
the date of receipt of a copy of this order. The petitioner is directed to
furnish a copy of the representation, dated 10.11.2010, to the 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
The Tahsildar,
Nillakottai Taluk,
Dindigul District.