IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 17.06.2009 CORAM THE HON'BLE MR.JUSTICE M.JAICHANDREN Writ Petition No.10647 of 2009 P. Boopathy Hereditary Trustee Arulmighu Angalamman Thirukoil Perumal Konar Street Idyarapalayam Kuniyamuthur Coimbatore 641 008 Petitioner Versus 1 The Secretary to Government Hindu Religious and Charitable Endowments Department Fort St. George, Chennai 600 009 2 The Commissioner Hindu Religious and Charitable Endowments Department Nungambakkam High Road Coimbatore 641 018 3 The Joint Commissioner Hindu Religious and Charitable Endowments Department Dr. Balasubramaniam Road Coimbatore 641 018 4 The Executive Officer Arulmigu Vinayagar Thirukoil Echanri, Coimbatore District Respondents Prayer: Writ Petition filed under Article 226 of the Constitution of India praying for issue of a writ of mandamus directing the respondents to handover the charge to the petitioner as he being the Hereditary Trustee of the said Arulmighu Angalamman Thirukoil in compliance of the order passed by the Joint Commissioner, Hindu Religious and Charitable Endowments Department, the third respondent herein in his proceedings no. M.P. 7/2006 B1 dated 1.10.2007. For petitioner : Mr. S.D. Ramalingam For RR 1 to 3 : Mr. T. Chandrasekaran Special Government Pleader - - - - O R D E R
Mr. T. Chandrasekaran, learned Special Government Pleader takes notice for the respondents.
2. With the consent of the learned counsels appearing on either side, the writ petition is taken up for final disposal.
3. Though the prayer sought for by the petitioner in the present writ petition is for a larger relief, the learned counsel appearing on behalf of the petitioner has submitted that it would suffice, if the representation of the petitioner, dated 28.11.2007, submitted to the third respondent, is disposed of on merits and in accordance with law, within a specified period.
4. The learned counsel 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 behalf of the petitioner as well as the respondents, the third respondent is directed to dispose of the representation of the petitioner, dated 28.11.2007, 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 furnish a copy of the representation, dated 28.11.2007, to the third respondent, along with a copy of this order.
The writ petition is disposed of accordingly. No costs.
cad
To
1 The Secretary to Government
Hindu Religious and Charitable
Endowments Department
Fort St. George, Chennai 600 009
2 The Commissioner
Hindu Religious and Charitable
Endowments Department
Nungambakkam High Road
Coimbatore 641 018
3 The Joint Commissioner
Hindu Religious and Charitable
Endowments Department
Dr. Balasubramaniam Road
Coimbatore 641 018
4 The Executive Officer
Arulmigu Vinayagar Thirukoil
Echanri,
Coimbatore District