High Court Madras High Court

S.Jebamalai Pitchai vs The Sub Divisional Magistrate on 19 December, 2008

Madras High Court
S.Jebamalai Pitchai vs The Sub Divisional Magistrate on 19 December, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED:  19/12/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P(MD)No.11815 of 2008

S.Jebamalai Pitchai		. . . Petitioner

Vs.

1.The Sub Divisional Magistrate,
  cum Revenue Divisional Officer,
  Aranthangi Division,
  Aranthangi,
  Pudukkottai District.

2.The Tahsildar,
  Avudaiyarkovil Taluk,
  Avudaiyarkovil,
  Pudukkottai District.

3.The Sub Inspector of Police,
  Avudaiyarkovil Police Station,
  Avudaiyarkovil Taluk,
  Pudukkottai District.		. . . Respondents

PRAYER

Writ petition filed under Article 226 of the Constitution of India,
praying to issue a writ of mandamus, directing the first respondent to consider
the representation of the petitioner dated 04.12.2008 and dispose of the same in
accordance with law.

!For Petitioner 	... Mr.M.Sathiamoorthy
^For Respondents	... Mr.D.Sasikumar,
			    Government Advocate

					  * * * *	

:ORDER

This writ petition has been filed to direct the first respondent to
consider the representation of the petitioner dated 04.12.2008 and dispose of
the same in accordance with law.

2. Heard the learned counsel for the petitioner and also Mr.D.Sasikumar,
learned Government Advocate, who took notice on behalf of the respondents.

3. 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 that despite representation dated 04.12.2008
given to the first respondent viz., the Sub Divisional Magistrate cum Revenue
Divisional Officer, Aranthangi Division, Aranthangi, Pudukkottai District,
there is no positive response. Hence, this writ petition.

4. The learned counsel for the petitioner would submit that unnecessarily
some persons in amaradakki, Avudaiyarkovil Taluk, Pudukkottai District are
disseminating false propaganda as against Parish Priest of Amaradakki; but no
action has been taken by the first respondent.

4. Heard the learned Government Advocate.

5. Hence, in these circumstances, the following direction is issued:
On receipt of a copy of this order, the petitioner shall appear before the
first respondent viz., the Sub Divisional Magistrate cum Revenue Divisional
Officer, Aranthangi Division, Aranthangi, Pudukkottai District and air the
grievance and thereupon the first respondent shall arrange for a peace meeting
and see that religious harmony is prevailing in that locality within a period of
one month from the date of receipt of a copy of this order.

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

smn

To

1.The Sub Divisional Magistrate,
cum Revenue Divisional Officer,
Aranthangi Division,
Aranthangi,
Pudukkottai District.

2.The Tahsildar,
Avudaiyarkovil Taluk,
Avudaiyarkovil,
Pudukkottai District.

3.The Sub Inspector of Police,
Avudaiyarkovil Police Station,
Avudaiyarkovil Taluk,
Pudukkottai District.