High Court Madras High Court

P.Pandiyan vs The District Collector on 9 June, 2008

Madras High Court
P.Pandiyan vs The District Collector on 9 June, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 09/06/2008

CORAM
THE HONOURABLE MR.JUSTICE P.JYOTHIMANI

W.P.(MD)No.3882 of 2008
and
M.P.No.1 of 2008

P.Pandiyan				    ...   Petitioner

Vs.

1.The District Collector,
  Tirunelveli,
  Tirunelveli District.

2.The Assistant Director,
  Town Panchayat,
  Tirunelveli,
  Tirunelveli District.

3.The Executive Officer,
  Town Panchayat
  Rayagiri,
  Tirunelveli 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 third respondent
to consider and dispose of the Petitioner's representation dated 05.04.2008 on
merits within a period of stipulated time.

!For Petitioner  	...	Mr.S.Muthalraj
^For Respondents	...  	Mr.D.Sasikumar
			        Government Advocate

:ORDER

Mr.D.sasikumar, learned Government Advocate takes notice for the
respondents. By consent, the Writ Petition itself is taken up for final
disposal.

2.The case of the petitioner is that Dravidar Kazhagam has put up a Bus
Shelter at Rayagiri in the year 1980, based on a resolution passed by the Town
Panchayat, Rayagiri on 29.08.1980. Apprehending that the Bus Shelter put up by
the said Dravidar Kazhagam in the year 1980 would be demolished and new bus
shelter would be put up with the M.L.A. fund, the petitioner being the Secretary
of Dravidar Kazhagam has made representation to the third respondent on
05.04.2008, requesting the third respondent to give the name to the bus shelter
to be newly build up, as “Thanthai Periyar Bus Shelter” and it is to consider
the said representation, the present Writ Petition is filed.

3.Even though the learned Government Advocate appearing for the third
respondent would submit that the Government has to ultimately take a decision
and therefore the representation made by the petitioner would be send for
approval to the Government and after the Government passes order, necessary
action will be taken.

4.It is made clear that what is required by the petitioner is to consider
the representation for the purpose of putting up the name of a renowned leader
and therefore the writ petition is disposed of with a direction to the third
respondent to consider the representation of the petitioner dated 05.04.2008 and
pass appropriate orders, after following due process including the permission to
be obtained from the Government and such order should be passed expeditiously.
No Costs. Consequently, connected miscellaneous petition is closed.

Arul/ba

To

1.The District Collector,
Tirunelveli,
Tirunelveli District.

2.The Assistant Director,
Town Panchayat,
Tirunelveli,
Tirunelveli District.

3.The Executive Officer,
Town Panchayat
Rayagiri,
Tirunelveli District.