High Court Madras High Court

Murugesan vs The District Revenue Officer on 5 October, 2010

Madras High Court
Murugesan vs The District Revenue Officer on 5 October, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 05/10/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.12269 of 2010

Murugesan					.. Petitioner

Versus

1.The District Revenue Officer,
  Trichirappalli District Collectorate,
  Trichirappalli.

2.The District Revenue Officer,
  Madurai District Collectorate,
  Madurai.

3.The Deputy Superintendent of Police,
  Economic Offence Wing II,
  Trichirappalli.				.. Respondents

Prayer

Petition filed under Article 226 of the Constitution of India, praying
for the issuance of a Writ of Mandamus, directing the first and second
respondents herein to dispose of the petitioner's representation, dated
15.08.2010, within the stipulated time prescribed by the Hon'ble Court.

!For petitioner ... M/s.T.Muruganantham
^For respondents... Mr.K.M.Vijayakumar
	 	    Special Government Pleader

:ORDER

Heard Mr.T.Muruganantham, the learned counsel appearing on behalf of the
petitioner, as well as Mr.K.M.Vijayakumar, the learned Special Government
Pleader appearing on behalf of the respondents.

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 representation of the petitioner, dated 15.08.2010, is directed to be
disposed of, 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 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 first and the second respondents are directed to
consider and dispose of the petitioner’s representation, dated 15.08.2010, 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 submit a copy
of the representation, dated 15.08.2010, along with a copy of this order, to the
first and the second respondents. 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

1.The District Revenue Officer,
Trichirappalli District Collectorate,
Trichirappalli.

2.The District Revenue Officer,
Madurai District Collectorate,
Madurai.

3.The Deputy Superintendent of Police,
Economic Offence Wing II,
Trichirappalli.