BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATE: 11/11/2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition(MD)No.5130 of 2010 and M.P.(MD).No.1 of 2010 R.Subbiah ... Petitioner Vs. 1. The Additional Director General of Police, Santhome, Chennai-4. 2. The Deputy Inspector General of Police, Tirunelveli Range, Tirunelveli. 3. The Superintendent of Police, Tirunelveli Range, Tirunelveli. 4. The Deputy Superintendent of Police, Tenkasi, Tirunelveli District. 5. The Inspector of Police, Kutralam Police Station, Kutralam. 6. P.Gurusamy @ Mohammed Ali (R6 impleaded as a party respondent as per order of this Court, dated 11.11.2010, in M.P.(MD).No.2 of 2010 in W.P.(MD).No.5130/2010. ... Respondents Prayer Petition filed seeking for a Writ of Mandamus, to direct the respondents 1 to 4 to take action on the petitioner's representation, dated 26.03.2010. !For Petitioner ... Mr.G.Jeremiah ^For R1 to R5 ... Mr.K.M.Vijaya Kumar, Special Govt. Pleader For R6 ... Mr.N.Mohideen Basha :ORDER
Heard Mr.G.Jeremiah, the learned counsel appearing on behalf of the
petitioner and Mr.K.M.Vijaya Kumar, the learned Special Government Pleader
appearing on behalf of the respondents 1 to 5 and Mr.N.Mohideen Basha, the
learned counsel appearing on behalf of the sixth respondent.
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 representation of the
petitioner, dated 26.03.2010, on merits and in accordance with law, within a
specified period.
3. The learned Special Government pleader appearing on behalf of the
respondents 1 to 5, 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 third respondent is directed to dispose of the representation,
dated 26.03.2010, after giving an opportunity of hearing to the petitioner, as
well as to the sixth respondent, on merits and in accordance with law, within a
period of eight weeks from the date of receipt of a copy of this order. The
petitioner is directed to furnish a copy of the representation, dated
26.03.2010, 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.
The writ petition is disposed of accordingly. No costs. Consequently, the
connected Miscellaneous Petition is closed.
akv
To
1. The Additional Director General of Police,
Santhome,
Chennai-4.
2. The Deputy Inspector General of Police,
Tirunelveli Range,
Tirunelveli.
3. The Superintendent of Police,
Tirunelveli Range,
Tirunelveli.
4. The Deputy Superintendent of Police,
Tenkasi,
Tirunelveli District.
5. The Inspector of Police,
Kutralam Police Station,
Kutralam.