High Court Madras High Court

M.Sudhakar vs The Revenue Divisional Officer on 24 November, 2010

Madras High Court
M.Sudhakar vs The Revenue Divisional Officer on 24 November, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 24/11/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition (MD) No.13914 of 2010

M.Sudhakar						.. Petitioner

Versus

The Revenue Divisional Officer,
Madurai.						.. Respondent


Prayer

Petition filed under Article 226 of the Constitution of India, praying for the
issuance of a Writ of Mandamus, directing the respondent to dispose of the
R.T.R. Appeal No.2647 or 2009 pending on his file within the time stipulated by
this Hon'ble Court.

!For petitioner	 ... M/s.M.Kannan
^For respondent  ... Mr.R.Manoharan
		     Government Advocate


:ORDER

Heard Mr.M.Kannan, the learned counsel appearing on behalf of the
petitioner, as well as Mr.R.Manoharan, the learned Government Advocate appearing
on behalf of the respondent.

2. 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 dispose of the R.T.R. Appeal No.2647 or 2009,
filed by the petitioner, on merits and in accordance with law, within a
specified period.

3. The learned Government Advocate appearing on behalf of the respondent,
has no objection for such an order being passed by this Court.

4. In view of the averments made in the affidavit filed in support of this
petition and in view of the submissions made by the learned counsel appearing on
behalf of the petitioner, the respondent is directed to consider and dispose of
the R.T.R. Appeal No.2647 or 2009, filed by the petitioner, on merits and in
accordance with law, after giving an opportunity of hearing to the petitioner,
as well as to the other persons concerned, within a period of twelve weeks from
the date of receipt of a copy of this order. The petitioner is directed to
submit a copy of the R.T.R. Appeal No.2647 or 2009, along with a copy of this
order, to the respondent. However, it is made clear, that this Court, by this
order, has not expressed any opinion on the merits of the matter.

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

srm

To

The Revenue Divisional Officer,
Madurai.