BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED : 20/10/2008 CORAM THE HONOURABLE MR.JUSTICE G. RAJASURIA W.P(MD)No.9163 to 9165 of 2008 O.M.Kamala ... Petitioner in W.P.9163/08 & W.P.9164/08 O.T.S.Mani ... Petitioner in W.P.9165/08 Vs 1.The District Collector, Madurai District, Collectorate Buildings, Madurai - 20. 2.The Tahsildar, Madurai South Taluk, Collectorate Buildings, Madurai - 20. ... Respondents
PRAYER in both W.Ps.
Petitions filed under Article 226 of the Constitution of
India, to issue a Writ of Mandamus, directing the second respondent to issue a
Patta for a house plot, bearing Nos.13, 15 & 14 respectively measuring 1308
Sq.Ft. (0.03 cents), 1240 Sq.Ft. (0.03 cents) and 1308 S1.Ft. (0.03 cents)
respectively in R.S.No.46/12 in Puliankulam Village, Madurai South Taluk,
Madurai District in petitioners’ favour by disposing their application dated
16.06.208 in accordance with the Patta Pass Book.
!For Petitioners… Mr.R.Suriyanarayanan for
all petitions
^For Respondents… Mr.R.Janakiramulu, Spl. G.P.
for all petitions
:COMMON ORDER
Heard Mr.R.Suriyanarayanan, learned counsel appearing for the petitioners
and Mr.R.Janakiramulu, learned Special Government Pleader, who took notice on
behalf of the respondents.
2. The cri de coeur of the petitioner as aired by the learned counsel for
the petitioner could succinctly and precisely be set out thus:
The petitioner having purchased a house plot bearing nos.13, 15 & 14
respectively measuring 1308 Sq.Ft. (0.03 cents), 1240 Sq.Ft. (0.03 cents) and
1308 S1.Ft. (0.03 cents) respectively in R.S.No.46/12 in Puliankulam Village,
Madurai South Taluk, Madurai District, petitioned the Tahsildar concerned (R2)
for effecting the change of Patta in their names. But, it invoked no positive
response. Hence these writ petitions.
4.Heard the learned Special Government Pleader for the respondents.
5. I am of the considered opinion that necessary direction could be given
in this regard and accordingly the following direction is issued:
The second respondent is directed to dispose the petitioners’ application
dated 16.06.2008 within a period of two months from the date of receipt of a
copy of this order after giving due opportunity of being heard to the
petitioners, strictly as per the Tamil Nadu Patta Pass Book Act.
6. With the above direction, the writ petitions are disposed of. No
costs.
Arul
To
1.The District Collector,
Madurai District,
Collectorate Buildings,
Madurai – 20.
2.The Tahsildar,
Madurai South Taluk,
Collectorate Buildings,
Madurai – 20.