High Court Madras High Court

R.Ranganathan vs The Commissioner on 3 December, 2008

Madras High Court
R.Ranganathan vs The Commissioner on 3 December, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE: 03.12.2008

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.28659 of 2008


R.Ranganathan						.. Petitioner

Versus

1.The Commissioner,
   Coimbatore City Municipal Corporation,
   Town Hall, Coimbatore 1.

2.The Asst.Commissioner,
Coimbatore Corporation (South Zone)
Hozur Road, Coimbatore 18.      		.. Respondents


Prayer: This petition has been filed seeking for a writ of Mandamus, to direct the respondents to dispose of the petitioner's representation dated 10.11.2008 to correct the Property Tax Assessment book No.219683 as per the order of the Taxation Appellate Tribunal, Coimbatore in TAT No.479/2000/A1, dated 12.04.2001.
		For Petitioner	  : Mr.B.Nedunchezhiyan
		For Respondents   : Mr.R.Sivakumar

O R D E R

Heard the learned counsel appearing on behalf of the petitioner and 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 10.11.2008, 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 10.11.2008, 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 10.11.2008, along with a copy of this order.
The writ petition is disposed of accordingly. No costs.

Index:Yes/No 03.12.2008
Internet:Yes/No
gms

To

1.The Commissioner,
Coimbatore City Municipal Corporation,
Town Hall, Coimbatore 1.

2. The Asst.Commissioner,
Coimbatore Corporation (South Zone)
Hozur Road, Coimbatore 18.

M.JAICHANDREN,J.

gms

Writ Petition No.28659 of 2008

03.12.2008