High Court Madras High Court

R.Liyakath Alikhan vs The District Collector on 31 October, 2008

Madras High Court
R.Liyakath Alikhan vs The District Collector on 31 October, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  31-10-2008

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.403 of 2003


R.Liyakath Alikhan							.. Petitioner.

Versus

1.The District Collector,
Collectorate, Coimbatore.

2.The Tahsildar (South),
Taluk Office South,
Coimbatore.

3.The Management of PLR
Textiles Limited,
Singanallur, Coimbatore-5
rep. by Sri.P.R.Prabakar						.. Respondents.



Prayer: This petition has been filed seeking for a writ of Mandamus, directing the first respondent and the second respondent to enforce the certificate under Revenue Recovery Act against the third respondent, dated 28.9.2001 in collecting the balance interest amount of Gratuity to the petitioner ordered in Gratuity Case No.221/2000 by the Assistant Commissioner of Labour (Graduity), dated 2.2.2001. 




		For Petitioner	  : Mr.N.Amarnath

		For Respondents   : Mr.D.Geetha 
					    Additional Government Pleader (R1 & R2)

					   Mr.K.G.Vasudevan (R3)

O R D E R

Heard the learned counsel appearing on behalf of the petitioner and the learned counsels appearing for the respondents.

2. 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 18.12.2002, is directed to be disposed of by the first respondent, on merits, within a specified period.

3. The learned counsel 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, without going into the merits of case, the first respondent is directed to dispose of the representation, dated 18.12.2002, on merits and in accordance with law, within a period of 12 weeks from the date of receipt of a copy of this order, if it has not been disposed of till date. The petitioner is directed to furnish to the first respondent a copy of the representation, dated 18.12.2002, along with a copy of this order.
The writ petition is disposed of accordingly. No costs.

Index:Yes/No 31-10-2008
Internet:Yes/No
csh

To

1.The District Collector,
Collectorate, Coimbatore.

2.The Tahsildar (South),
Taluk Office South,
Coimbatore.

M.JAICHANDREN,J.

csh

Writ Petition No.403 of 2003

31-10-2008