High Court Madras High Court

S. Mazhaimeni Pandian vs The Chief Secretary To … on 14 June, 2005

Madras High Court
S. Mazhaimeni Pandian vs The Chief Secretary To … on 14 June, 2005
Author: M Katju
Bench: M Katju, F I Kalifulla


ORDER

Markandey Katju, C.J.

1. The prayer in this Public Interest Litigation is for a direction to the respondents not to transfer the special Tahsildar office from Gingee to Tindivanam and also consequently directing the first respondent not to minimize the welfare Tahsildar offices in Tamil Nadu.

2. In our opinion, these are matters pertaining to the executive functions and it is not proper for this Court to interfere with the same. This Court must exercise judicial restraint and should not transgress into the legislative or executive arena – vide RAMA MUTHURAMALINGAM v. STATE OF MADRAS (AIR 2005 Mad. 1). The writ petition is dismissed. Connected WPMP No. 18815 of 2005 is closed.