BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED : 20/10/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA Writ Petition (MD) No.9053 of 2008 P.Mariyammal ... Petitioner Vs The Tahsildar, Ettayapuram Taluk, Ettayapuram, Thoothukudi District. ... Respondents Prayer Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus directing the respondent herein to consider the petitioner's representation dated 15.07.2008 with regard to the issuance of patta in the name of the petitioner for the land situate in S.No.3/3 with an extent of 0.60.5 Hectares in Thaappathi Village, Ettayapuram Taluk, Thoothukudi District. !For Petitioner...Mr.P.Subbaraj ^For Respondent...Mr.R.Janakiramalu Special Government Pleader. - - - :ORDER
This writ petition has been filed to direct the respondent herein to
consider the petitioner’s representation dated 15.07.2008 with regard to the
issuance of patta in the name of the petitioner for the land situate in S.No.3/3
with an extent of 0.60.5 Hectares in Thaappathi Village, Ettayapuram Taluk,
Thoothukudi District, by issuing a Writ of Mandamus.
2. Heard the learned counsel appearing for the petitioner and the learned
Government Advocate appearing for the respondent.
3. The grievance of the petitioner as set out in the affidavit
accompanying the writ petition, is to the effect that the petitioner is in
occupation of 0.650.5 Hectares of land in Survey No.3/32 and cultivating the
same, for which she approached the respondent for issuance of patta, but it
evoked no positive response.
4. In this factual matrix, the following direction is issued:
Without in any way deciding as to whether the petitioner is entitled to
patta or not, I would like to direct the respondents to consider the
petitioner’s representation dated 15.07.2008 and dispose of the same on merits
and in accordance with law 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 petitioner.
5. With the above direction, this writ petition is disposed of. No costs.
gsr
TO
The Tahsildar,
Ettayapuram Taluk,
Ettayapuram,
Thoothukudi District.