High Court Madras High Court

N.Ramadoss vs The District Collector on 14 March, 2011

Madras High Court
N.Ramadoss vs The District Collector on 14 March, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  14.03.2011

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.6122 of 2011
and
M.P.No.1 of 2011

N.Ramadoss		                               			 	Petitioner 
							
Versus

1.The District Collector,
   District Collector's Office,
   Krishnagiri,
   Krishnagiri District.

2.The Sub Collector-cum-
   Revenue Divisional Officer,
   Hosur, Krishnagiri,
   Krishnagiri District.				 			         Respondents

Prayer: Petition filed seeking for a writ of Mandamus, directing the first respondent to dispose of the Appeal No.R.V./11/00426 dated, 10.01.2011. 

		For Petitioner	  : Mr.M.D.Thirunavukkarasu
		For Respondents    :Ms. D.Geetha
					   Additional Government Pleader



						O R D E R	

Heard the learned counsel appearing for the petitioner and the learned Additional 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 Appeal, in Appeal No.R.V./11/00426, dated 10.01.2011, on merits, within a specified period.

3. The learned Additional 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 first respondent is directed to dispose of the Appeal, in Appeal No.R.V./11/00426, dated 10.01.2011, if it is in order, on merits and in accordance with law, within a period of 8 weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the Appeal, in Appeal No.R.V./11/00426, dated 10.01.2011, 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.

arr

To

1.The District Collector,
District Collector’s Office,
Krishnagiri,
Krishnagiri District.

2.The Sub Collector-cum-

Revenue Divisional Officer,
Hosur, Krishnagiri,
Krishnagiri District