IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 15.12.2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.28476 of 2010 and M.P.No.1 of 2010 Mr.G.Rajendran .... Petitioner ..Vs.. 1.The Special Commissioner and Commissioner for Urban Land Ceiling and Urban Land Tax, Chepauk, Chennai-600 005. 2.The Assistant Commissioner of Urban Land Ceiling and Urban Land Tax Alandur, Chennai- 600 016. 3.The Tahsildar, Sholinganallur Taluk, Kancheepuram District at Sholinganallur. .... Respondents Prayer: Petition filed seeking for a writ of Mandamus, directing the first respondent to issue a direction to the third respondent directing him to change the patta infavour of the Petitioner's name in respect of land comprised in Survey No.147/1A1, 147/1A2B to an extent of 0.11.5 and 0.05.5 Hectares respectively in Pallikaranai Village then Tambaram Taluk, now at Sholinganallur Taluk, Kancheepuram District and issue the copy of the Patta to the petitioner at his cost. For Petitioner : Mr.A.Ramu For Respondents : Mr.K.Balasubramanian (R1, R2 and R3) Special Government Pleader O R D E R
Heard the learned counsel appearing for the petitioner and the learned Special Government Pleader appearing for the respondents.
2. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner has submitted that it would suffice, if the first respondent is directed to dispose of the representation, dated 13.07.2009, on merits, within a specified period.
3. The learned Special Government Pleader appearing on behalf of the respondents , has no objection for such an order being passed by this Court.
4. In view of the submissions made by the learned counsels appearing on either side, the third respondent is directed to dispose of the representation, dated 13.07.2009, on merits and in accordance with law, within a period of 12 weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representation, dated 13.07.2009, 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. Consequently, connected Miscellaneous Petition stands closed.
Index:Yes/No 15.12.2010
Internet:Yes/No
arr
To
1.The Special Commissioner and
Commissioner for Urban Land
Ceiling and Urban Land Tax,
Chepauk,
Chennai-600 005.
2.The Assistant Commissioner of
Urban Land Ceiling and Urban
Land Tax
Alandur,
Chennai- 600 016.
3.The Tahsildar,
Sholinganallur Taluk,
Kancheepuram District
at Sholinganallur.
M.JAICHANDREN,J.
arr
Writ Petition No.28476 of 2010
and
M.P.No.1 of 2010
15.12.2010