High Court Madras High Court

S.Mohammed Salam vs The Chief Executive Officer on 29 October, 2010

Madras High Court
S.Mohammed Salam vs The Chief Executive Officer on 29 October, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 29/10/2010

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD)No.13238 of 2010

S.Mohammed Salam	        			 ... Petitioner

Vs.

1. The Chief Executive Officer,
   Tamil Nadu Wakf Board,
   Vallal Seethakathi Nagar,
   Chennai-1.

2. The State of Tamil Nadu,
   represented by Secretary,
   Religious and Charitable Endowments,
   Fort St. George,
   Chepauk,
   Chennai-5.
			    			         ... Respondents

Prayer

Petition filed seeking for a Writ of Mandamus, to direct the second
respondent to consider the representation of the petitioner dated 27.08.2010.
		
!For Petitioner	... Mr.V.Singan
^For R1		... Mr.K.K.Senthil
For R2		... Mr.R.Janakiramulu
		    Special Govt. Pleader

:ORDER

Heard Mr.V.Singan, the learned counsel appearing on behalf of the
petitioner and Mr.K.K.Senthil, the learned counsel appearing on behalf of the
first respondent and Mr.R.Janakiramulu, the learned Special Government Pleader
appearing on behalf of the second respondent.

2. By consent of both the parties, the writ petition is taken up for
hearing and disposal.

3. At this stage of the hearing of the writ petition, 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 of the
petitioner, dated 27.08.2010, on merits and in accordance with law, within a
specified period.

4. The learned counsels appearing on behalf of the respondents, has no
objection for such an order being passed by this Court.

5. 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 27.08.2010, after giving an opportunity of hearing to the petitioner, as
well as to the other persons concerned, 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
27.08.2010, 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.

The writ petition is disposed of accordingly. No costs.

akv

To

1. The Chief Executive Officer,
Tamil Nadu Wakf Board,
Vallal Seethakathi Nagar,
Chennai-1.

2. The State of Tamil Nadu,
represented by Secretary,
Religious and Charitable Endowments,
Fort St. George,
Chepauk,
Chennai-5.