High Court Madras High Court

Mr.Veerasamy vs The Special Tahsildar No on 21 April, 2011

Madras High Court
Mr.Veerasamy vs The Special Tahsildar No on 21 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Date: 21.4.2011

CORAM

THE HONOURABLE MR. JUSTICE R.SUDHAKAR

Writ Petition No.10094 of 2011 


1.Mr.Veerasamy.
2.Mr.Poorasamy.                                                        ... Petitioners 

   vs.				

1.The Special Tahsildar No.1,
   (Land Acquisition) Workshop Gate,
   Neyveli-2.

2.The District Revenue Officer,
   (Land Acquisition) Workshop Gate,
   Neyveli-2.

3.The District Collector,
   Cuddalore,
   Cuddalore District.                                                ... Respondents 


	Writ Petition is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus, directing the respondents to pass award and disburse the amount under the Land Acquisition Act for the lands in Valayamadevi Kizhpathy Village, Cidambaram Taluk and Cuddalore District in S.Nos.146/3C, 146/3D, 185/1A and 185/1B within the time frame fixed by this Court.


	For Petitioners   	:      	Mr.S.Arokia Maniraj

	For Respondents   :	Mr.S.Shivashanmugam,
					Government Advocate.

----- 
O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, directing the respondents to pass award and disburse the amount under the Land Acquisition Act for the lands in Valayamadevi Kizhpathy Village, Cidambaram Taluk and Cuddalore District in S.Nos.146/3C, 146/3D, 185/1A and 185/1B within the time frame fixed by this Court.

2. Mr.S.Shivashanmugam, learned Government Advocate, takes notice on behalf of the respondents. By consent of both parties, the writ petition is taken up for final disposal.

3. Learned Government Advocate states that the petitioners may be directed to make a detailed representation setting out his grievance to the first respondent and he will consider the same on its own merits and in accordance with law.

4. In view of the submission made by the learned Government Advocate, this Court is not inclined to grant the relief except to direct the petitioners to make a detailed representation to the first respondent along with a copy of this order setting out the nature of grievance and such representation shall be considered within a period of four weeks from the date of receipt of a copy of this order.

5. The Writ Petition is disposed of as above. No costs.

ts

To

1.The Special Tahsildar No.1,
(Land Acquisition) Workshop Gate,
Neyveli-2.

2.The District Revenue Officer,
(Land Acquisition) Workshop Gate,
Neyveli-2.

3.The District Collector,
Cuddalore,
Cuddalore District