High Court Madras High Court

P.Mohan Raj vs The Chief Secretary To on 20 December, 2010

Madras High Court
P.Mohan Raj vs The Chief Secretary To on 20 December, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  20.12.2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.28690 of 2010
and
M.P.Nos.1 and 2 of 2010

P.Mohan Raj				...			Petitioner


						...Vs....
1.The Chief Secretary to
   Government of Tamilnadu,
   Fort St.George, Chennai.

2.The Principal Secretary to
   Commissioner for Land Administration
   "Ezhilagam", Chepauk, Chennai- 600 005.

3.The Secretary to Government of Tamil Nadu,
   Revenue Department,
   "Ezhigam",Chepauk, Chennai.

4.The District Collector,
   Kancheepuram District,
   Kancheepuram-5

5.The District Revenue Officer,
   Kancheepuram District,
   Kancheepuram.

6.The President,
   Kayaar Panchayat,
   Kayaar Village,
   Kancheepuram District.

7.The Tahsildar,
   Chinglepet Taluk,
   Kancheepuram District.			...		Respondents		

Prayer: Petition filed seeking for a writ of Mandamus, directing the respondents 1 to 3 herein to pass final orders on the petitioner's representation dated 18.04.2010 at the earliest point of time as may be fixed by this Court.

		For Petitioner	  : Mr.J.Pothiraj

		For Respondents   : Mr.K.Balasubramanian
					    Special Government Pleader

O R D E R

Heard the learned counsel appearing for the petitioner and the learned Special Government Pleader 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 third respondent is directed to dispose of the representation, dated 18.04.2010, on merits, within a specified period.

3. The learned Special Government Pleader appearing on behalf of the respondents, 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 third respondent is directed to dispose of the representation, dated 18.04.2010, on merits and in accordance with law,after giving an opportunity of hearing to the petitioner and other persons concerned, 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 18.04.2010, to the third 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 Miscalleneous Petitions are closed.

Index:Yes/No 20.12.2010
Internet:Yes/No
arr
To

1.The Chief Secretary to
Government of Tamilnadu,
Fort St.George, Chennai.

2.The Principal Secretary to
Commissioner for Land Administration
“Ezhilagam”, Chepauk, Chennai- 600 005.

3.The Secretary to Government of Tamil Nadu,
Revenue Department,
“Ezhigam”,Chepauk, Chennai.

4.The District Collector,
Kancheepuram District,
Kancheepuram-5

5.The District Revenue Officer,
Kancheepuram District,
Kancheepuram.

6.The President,
Kayaar Panchayat,
Kayaar Village,
Kancheepuram District.

7.The Tahsildar,
Chinglepet Taluk,
Kancheepuram District.

M.JAICHANDREN,J.

arr

Writ Petition No.28690 of 2010
and
M.P.Nos.1 and 2 of 2010

20.12.2010