High Court Madras High Court

P.Shanthi vs The Secretary To Government on 9 February, 2011

Madras High Court
P.Shanthi vs The Secretary To Government 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.2934 of 2011


P.Shanthi								.. Petitioner.

Versus

1.The Secretary to Government 
 of Tamil Nadu,
Social Welfare and Nutritious 
 Meal Program Department,
Secretariat,
Chennai-600 009.

2.The Director,
Social Welfare Department,
Chepauk,
Chennai-600 005.						.. Respondents

Prayer: Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the first respondent to consider the representation of the petitioner dated 03.03.2010 and to pass orders within a reasonable time.

		For Petitioner	: 	Mr.Rengaramanujam

		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. By consent of both the parties, the writ petition is taken up for final hearing and disposal.

3. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner had submitted that it would suffice, if the first respondent is directed to dispose of the representation, dated 03.03.2010, on merits and in accordance with law, within a specified period.

4. The learned Government Advocate 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 either side, the first respondent is directed to dispose of the representation, dated 03.03.2010, on merits and in accordance with law, after giving an opportunity of hearing to the petitioner, as well as to the other parties concerned, within a period of twelve weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish a copy of the representation, dated 03.03.2010, 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, with the above directions. No costs.

mps

To

1.The Secretary to Government
of Tamil Nadu,
Social Welfare and Nutritious
Meal Program Department,
Secretariat,
Chennai-600 009.

2.The Director,
Social Welfare Department,
Chepauk,
Chennai 600 005