High Court Madras High Court

R.Sathasivam vs The Director on 11 November, 2008

Madras High Court
R.Sathasivam vs The Director on 11 November, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 11/11/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P.(MD)No.10098 of 2008

R.Sathasivam    		    		       ... Petitioner
			
Vs.

1.The Director,
  Rural Development Department,
  Panagal Maligai, Chennai.

2.The District Collector,
  Sivagangai District,
  Sivagangai.

3.The Block Development Officer
    (Village Panchayat),
  Sivagangai District,
  Sivagangai.

4.Malayammal Shakthi,
  President, Villathur Panchayat,
  Manamadurai Panchayat Union,
  Sivagangai District,
  Sivagangai.			   		      ... Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India
for issuance of a Writ of Mandamus, to direct the second respondent to
take action on the representations of the petitioner dated 22.09.2008 and
03.11.2008 in accordance with law within the time stipulated by this Court.

!For Petitioner   ... Mr.D.Sadiq Raja
^For RR1 to R3    ... Mr.K.Balasubramanian
	              Additional Government Pleader

:ORDER

Heard the learned counsel for the petitioner and also
Mr.K.Balasubramanian, learned Additional Government Pleader, who
took notice on behalf of the respondents 1 to 3. No notice to the fourth
respondent is necessary, in view of the order, which is going to be passed, here
under.

2. The grievance of the petitioner as aired by the learned counsel for the
petitioner placing reliance on the averments in the affidavit accompanying the
writ petition, is to the effect the petitioner submitted representations to the
second respondent, viz., the District Collector, Sivagangai District for taking
action as against the fourth respondent for his alleged mismanagement, even then
there is no response. Hence, this writ petition.

3. Heard the learned Additional Government Pleader.

4. Hence, in these circumstances, the following direction is issued:
The second respondent, viz., the District Collector, Sivagangai District
shall do well to see that he is considering the representations of the
petitioner dated 22.09.2008 and 03.11.2008 on merits after giving due
opportunity of being heard to the petitioner as well as to the fourth
respondent, within a period of two months from the date of receipt of a copy of
this order.

5. With the above direction, this Writ Petition is disposed of. No costs.

SMN/DP

To

1.The Director,
Rural Development Department,
Panagal Maligai, Chennai.

2.The District Collector,
Sivagangai District,
Sivagangai.

3.The Block Development Officer
(Village Panchayat),
Sivagangai District,
Sivagangai.