BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATE: 21/10/2009
CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.3238 of 2009
O.Sundaram .. Petitioner
Vs
1.The Commissioner of
Land Administration,
Office of Commissioner of
Land Administration,
Chepauk, Chennai.
2.The District Collector,
District Collectorate,
Trichy - 1,
Trichy District.
3.The Tahsildar,
Taluk Office,
Trichy - 2,
Trichy District .. Respondents
Prayer
Writ Petition filed under Article 226 of the Constitution of India, for
issuance of a Writ of Mandamus, directing the 1st respondent herein to dispose
the petitioner's representation dated 14.03.2009 within a stipulated period as
may be fixed by this Hon'ble Court.
!For Petitioner ... Mr.R.Sundar
^For Respondents ... Mr.M.Rajarajan
Government Advocate
* * * * *
:ORDER
Heard Mr.R.Sundar, the learned counsel appearing for the petitioner and
Mr.M.Rajarajan, learned Government Advocate, appearing for the respondents.
2. By consent of both the parties, the writ petition is taken up for
hearing and disposal.
3. 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 representation, dated
14.03.2009, on merits and in accordance with law, within a specified period.
4. The learned Government Advocate appearing on behalf of the respondents,
has no objection for such an order being passed by this Court.
5. In view of the submissions made by the learned counsels appearing on
either side, the fifth respondent is directed to dispose of the representation,
dated 14.03.2009, after giving an opportunity of hearing to the parties
concerned, on merits and in accordance with law, within a period of 12 weeks
from the date of receipt of a copy of this order. The petitioner is directed to
furnish a copy of the representation, dated 14.03.2009, 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.
6. Accordingly, the writ petition is disposed of accordingly. No costs.
cs
To
1.The Commissioner of
Land Administration,
Office of Commissioner of
Land Administration,
Chepauk, Chennai.
2.The District Collector,
District Collectorate,
Trichy – 1,
Trichy District.
3.The Tahsildar,
Taluk Office,
Trichy – 2,
Trichy District