High Court Madras High Court

S.Mariyammal vs The District Collector on 23 December, 2008

Madras High Court
S.Mariyammal vs The District Collector on 23 December, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 23/12/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P.(MD)No.12006 of 2008

S.Mariyammal				... Petitioner
			
Vs.

1.The District Collector,
  Thoothukudi,
  Thoothukudi District.

2.The Special Tahsildar,
  (Social Protection Scheme),
  Ettaiyapuram,
  Thoothukudi District.			... Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India
for issuance of a Writ of Mandamus, to direct the first respondent to pay
the compensation to the petitioner for the death of the petitioner's husband due
to snake bite under Tamil Nadu Agricultural Labourers, Agriculturist, Social
Protection and Welfare Scheme 2006.
   		
!For Petitioner  ... Mr.S.Muthalraj
^For Respondents ... Mr.D.Sasikumar
		     Government Advocate
	
:ORDER

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

2. The grievance of the petitioner as aired by the learned counsel for the
petitioner, is to the effect that the petitioner, who is the unfortunate widow
of late.Senthurpandi, who died due to snake bite; thereupon, the petitioner made
representation to the second respondent viz., the Special Tahsildar; thereupon
the second respondent vide communication dated 15.10.2007 in
M5/j/eh/tp/bjh.54/07 informed that the compensation would be awarded; however,
there was no follow-up action thereafter. Hence, this writ petition.

3. Heard the learned Government Advocate.

4. Hence, in these circumstances, the following direction is issued:
On receipt of a copy of this order, the petitioner shall appear before the
District Collector, Thoothukudi District and air the grievance and thereupon the
District Collector, by considering the aforesaid Tahsildar communication dated
15.10.2007, shall make arrangements to pay the compensation within a period of
three months, if there is no legal embargo.

5. With the above said direction, this writ petition is disposed of. No
costs.

dp/smn

To

1.The District Collector,
Thoothukudi,
Thoothukudi District.

2.The Special Tahsildar,
(Social Protection Scheme),
Ettaiyapuram,
Thoothukudi District.