High Court Madras High Court

S.Avudaiammal vs ^The Joint Commissioner on 16 April, 2007

Madras High Court
S.Avudaiammal vs ^The Joint Commissioner on 16 April, 2007
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF THE MADRAS HIGH COURT


DATED: 16/04/2007

CORAM:
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.No.2869 of 2007

S.Avudaiammal		... Petitioner
			
Vs.	

^The Joint Commissioner,
H.R. & C.E,
Madurai -20		... Respondent


PRAYER


Writ Petition filed under Article 226 of the Constitution of India
praying for the issuance of a Writ of  Mandamus to the respondent to consider
the petition submitted by the petitioner , dated 12.01.2007, in respect of Sri
Muthalamman temple, Vilampatti, Nilakkottai taluk, Dindigul district.

!For Petitioner   	... Mr.R.Venkatraman

^For Respondent		... Mr.K.M.Vijayakumar,
			    Special Government Pleader
  					

:O R D E R

Mr.K.M.Vijayakumar, the learned Special Government Pleader, takes notice
for the respondent.

2.Heard the learned counsel appearing for the petitioner and also the
learned Special Government Pleader, appearing for the respondent. With the
consent of the counsels, the writ petition itself is taken up for final
disposal.

3.The learned counsel for the petitioner submits that it would suffice if
the representation of the petitioner, dated 12.01.2007, is directed to be
disposed of by the respondent within a stipulated time.

4.In view of the limited prayer sought for by the learned counsel for the
petitioner, the respondent is directed to dispose of the representation of the
petitioner, dated 12.01.2007, on merits and in accordance with law, within a
period of four weeks from the date of receipt of a copy of this order. Further,
the petitioner is directed to furnish a copy of the representation, dated
12.01.2007, to the respondent along with a copy of this order.

5.The writ petition is disposed of with the above directions. No costs.

To
The Joint Commissioner,
H.R. & C.E,
Madurai -20