BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATE: 03/12/2009 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD) No.12570 of 2009 and M.P.(MD)No.1 of 2009 R.Rathinam .. Petitioner Vs 1.The District Collector, Ramanathapuram, Ramanathapuram District. 2.The Special Tahsildar (LA), T.N. Road, Sector Project, Ramanathapuram. 3.Ammalu Ammal 4.K.Karmegam 5.Lakshmi 6.Chandran 7.Meenal 8.Kesavan .. Respondents Prayer Writ Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, directing the second respondent to pass orders on the representation of the petitioner dated 04.02.2008 and 07.05.2008 and to disburse the compensation amount for the land acquired in Survey Nos.100/3A, 100/3B2, 100/3C1, 100/3D1 and 100/3C2, in Kalugurani Village, Kalugurani Group, Ramanathapuram Taluk and District. !For Petitioner ... Mr.M.MD.Ibrahim Ali ^For Respondents ... Mr.S.C.Herold Singh Government Advocate * * * * * :ORDER
Heard Mr.M.MD.Ibrahim Ali, the learned counsel appearing for the
petitioner and Mr.S.C.Herold Singh, learned Government Advocate, appearing for
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 second respondent is directed to dispose of the representation, dated
07.05.2008, 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 submissions made by the learned counsels appearing on
either side, the second respondent is directed to dispose of the representation,
dated 07.05.2008, after giving an opportunity of hearing to the petitioner, as
well as to the respondents 3 to 8, 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 furnish a copy of the representation, dated
07.05.2008, to the second 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. Accordingly, the writ petition is disposed of, with the above
directions. No costs. Consequently, connected miscellaneous petition is also
closed.
cs
To
1.The District Collector,
Ramanathapuram,
Ramanathapuram District.
2.The Special Tahsildar (LA),
T.N. Road, Sector Project,
Ramanathapuram.