IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 12.4.2011
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.9401 of 2011
S.CHINNA DURAI [ PETITIONER ]
Vs
1 THE DISTRICT COLLECTOR
KANCHEEPURAM DISTRICT KANCHEEPURAM.
2 THE BLOCK DEVELOPMENT OFFICER
PADAPPAI KANCHEEPURAM DISTRICT [ RESPONDENTS ]
Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Mandamus directing the first and second respondents herein to consider petitioner's representation dated 03.03.2011 and confer the savudu quarrying lease at an early date.
For petitioner : Mr.A.Baskaran
For respondents : Mr.R.Thirugnanam
SGP
O R D E R
Mr.R.Thirugnanam, the learned Special Government Pleader, takes notice for the respondents.
2. The learned counsel appearing on behalf of the petitioner had submitted that it would suffice, if the first respondent is directed to dispose of the representation, dated 3.3.2011, on merits and in accordance with law, within a specified period.
3. The learned Special Government Pleader 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 first respondent is directed to dispose of the representation, dated 3.3.2011, 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 3.3.2011, to the first 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.
lan
To:
1 THE DISTRICT COLLECTOR
KANCHEEPURAM DISTRICT KANCHEEPURAM.
2 THE BLOCK DEVELOPMENT OFFICER
PADAPPAI
KANCHEEPURAM DIST.