High Court Madras High Court

R.Muruganandham vs The Executive Engineer on 2 December, 2009

Madras High Court
R.Muruganandham vs The Executive Engineer on 2 December, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 02/12/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD) No.11466 of 2009

R.Muruganandham						.. Petitioner

Vs

The Executive Engineer,
Public Works Department and Water Resource,
Nangajiar Basin Division,
Palani,
Dindigul District.						.. Respondent

Prayer

Writ Petition filed under Article 226 of the Constitution of India,
seeking for a Writ of Mandamus, directing the respondent to disburse the
schedule amount of Rs.1,70,553/-, with interest for the completion of work of
removal of silt and fallen earth from L.S.17400m to 21000m in left main canal of
Palar Porundalar Dam situated at Palani Taluk, Dindigul District.

!For Petitioner	   ... 	Mr.T.Lenin Kumar
^For Respondents   ... 	Mr.Pala Ramasamy
			Special Government Pleader

:ORDER

Heard Mr.T.Lenin Kumar, the learned counsel appearing for the
petitioner and Mr.Pala Ramasamy, the learned Special Government Pleader
appearing for the respondents.

2. This writ petition has been filed praying for a writ of Mandamus, to
direct the respondent to disburse the schedule amount of Rs.1,70,553/-, with
interest, for the completion of work of removal of silt and fallen earth, from
L.S.17400m to 21000m, in left main canal of Palar Porundalar Dam, situated at
Palani Taluk, Dindigul District.

3. 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 had submitted that it would suffice, if the respondent is directed to
dispose of the representation, dated 15.10.2007, within a specified period.

4. The learned Special Government Pleader appearing on behalf of the
respondents has no objection for this Court passing such an order.

5. In view of the submissions made by the learned counsels appearing on
either side, the respondent is directed to dispose of the representation, dated
15.10.2007, after giving an opportunity of hearing to the petitioner , as well
as to the other parties concerned, on merits and in accordance with law, within
a period of four weeks from the date of receipt of a copy of this order. The
petitioner is directed to furnish a copy of the representation, dated
15.10.2007, to the 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.

6. With the above directions, the writ petition stands disposed of. No
costs.

cs

To

The Executive Engineer,
Public Works Department and Water Resource,
Nangajiar Basin Division,
Palani,
Dindigul District.