High Court Madras High Court

P.Anbalagan vs The District Collector on 9 February, 2011

Madras High Court
P.Anbalagan vs The District Collector on 9 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:09.02.2011  

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.2997 of 2011



P.Anbalagan					....			Petitioner

	..Vs..

1.The District Collector,
   Dharmapuri District,
   At Dharmapuri.

2.The Managing Director,
   Tamil Nadu State Transport Corporation,
   Salem (Salem Ltd.),
   Dharmapuri District.				....			Respondents 	

Prayer: Petition filed seeking for a writ of Mandamus, directing the 1st respondent to consider the petitioner's representation dated 14.09.2009 and thereby direct him to initiate appropriate action against the 2nd respondent under the Revenue Recovery Act in respect of recover the award amount passed in C.P.No.241/2006 dated 18.09.2008 on the file of Learned Labour Court, Salem infavour of petitioner and pay the same to him without any further delay. 

		For Petitioner	  : Mr.M.V.Muralidaran

		For Respondents   :  Mr.A.C.Mani Bharathi
					     Government Advocate.

					    
					
					O R D E R	

Heard the learned counsel appearing for the petitioner and the learned Government Advocate 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 representation, dated, 14.09.2009, on merits, within a specified period.

3. The learned Government Advocate appearing on behalf of the respondent 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 representation, dated 14.09.2009, if it had not been disposed of till date, 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 14.09.2009, 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.

The writ petition is disposed of accordingly. No costs. Consequently, connected Miscellaneous Petition is closed.

arr

To

1.The District Collector,
Dharmapuri District,
At Dharmapuri.

2.The Managing Director,
Tamil Nadu State Transport Corporation,
Salem (Salem Ltd.),
Dharmapuri District