IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 29.3.2011
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.8044 of 2011
M/s.Kiran Global Chems Ltd.,
rep. By its General Manager
K.A.Menon .. Petitioner
vs.
1. The Commissioner of Geology and
Mining, Gundy, Chennai 32
2. The District Collector
Office of the District Collector
Nagapattinam
3. The Revenue Divisional Officer
Myladuthurai .. Respondents
Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Mandamus directing the second and third respondents to forward the mining lease application filed by the petitioner dated 24.6.2009, to the file of the first respondent and consequently direct the first respondent to dispose off the application for grant of mining lease to mine silica sand in the petitioners own patta land situated in S.No.388 and 391 measuring to an extent of 10.32 acres in Koothampatti Village, Sirkali Taluk, Nagapattinam District on merits in accordance with law.
For petitioner : Mr.K.R.Krishnan
For respondents : Mr.R.Thirugnanam
Special Government Pleader
O R D E R
Mr.R.Thirugnanam, the learned Special Government Pleader, takes notice for the respondents.
2. Though the prayer is for a larger relief, the learned counsel appearing on behalf of the petitioner had submitted that it would suffice, if the third respondent is directed to dispose of the representation, dated 30.6.2010, on merits and in accordance with law, 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 30.6.2010, 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 30.6.2010, to the third 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.
5. Accordingly, the writ petition is disposed of, with the above directions. No costs. Connected M.P.No.1 of 2011 is closed.
lan
To:
1. The Commissioner of Geology and
Mining, Gundy, Chennai 32
2. The District Collector
Office of the District Collector
Nagapattinam
3. The Revenue Divisional Officer
Myladuthurai