High Court Madras High Court

R.Meenakshi vs The District Collector on 1 October, 2010

Madras High Court
R.Meenakshi vs The District Collector on 1 October, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 01/10/2010

CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.12416 of 2010

R.Meenakshi					.. Petitioner

Versus

1.The District Collector,
  Thanjavur District,
  Thanjavur.

2.The Revenue Divisional Officer,
  Kumbakonam,
  Thanjavur District.

3.The Tahsildar,
  Kumbakonam,
  Thanjavur 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 enquire and issue patta to the petitioner based on his application dated
15.12.2008, in respect of Survey Nos.266/1B, 266/2B, 266/3A, 266/3B, 266/3C,
266/4, 266/5A, 266/6, 266/7, 266/8B, and 267/3A2 situated in the Cholan Maligai
Village.

!For petitioner	... M/s.R.A.S.Anandaraj
^For respondents... Mr.R.Manoharan
	 	    Government Advocate

:ORDER

Heard Mr.R.A.S.Anandaraj, the learned counsel appearing on behalf of the
petitioner, as well as Mr.R.Manoharan, the learned Government Advocate appearing
on behalf of the respondents.

2. 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 third respondent is directed to dispose of the petitioner’s application,
dated 15.12.2008, on merits and in accordance with law, within a specified
period.

3. The learned Government Advocate appearing on behalf of the respondents,
has no objection for such an order being passed by this Court.

4. In view of the averments made in the affidavit filed in support of this
petition and in view of the submissions made by the learned counsel appearing on
behalf of the petitioner, the third respondent is directed to consider and
dispose of the petitioner’s application, dated 15.12.2008, after giving an
opportunity of hearing to the petitioner, as well as to the other persons
concerned, on merits and in accordance with law, within a period of twelve weeks
from the date of receipt of a copy of this order. The petitioner is directed to
submit a copy of the application, dated 15.12.2008, 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.

5. The writ petition stands disposed of, with the above directions. No
costs.

srm

To

1.The District Collector,
Thanjavur District,
Thanjavur.

2.The Revenue Divisional Officer,
Kumbakonam,
Thanjavur District.

3.The Tahsildar,
Kumbakonam,
Thanjavur District.