High Court Madras High Court

S.Sivakumar vs The Collector on 12 September, 2008

Madras High Court
S.Sivakumar vs The Collector on 12 September, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 12-09-2008

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.4040 of 2001


S.Sivakumar								.. Petitioner.

Versus

1.The Collector,
Theni District, 
Office of the Collectorate, Theni.

2.The Tahsildar,
Bodi Taluk, 
Office of the Taluk Office, 
Bodi, Theni District.

3.The President
Rasingapuram Panchayat
Rasingapuram, Bodi Taluk,
Theni District.

4.Subburaj
5.M.Ponnambalavasagam
6.Bommammal
7.K.Bothalraj								.. Respondents.

Prayer: This petition has been filed seeking for a writ of Mandamus, forbearing the respondent from in any manner interfering with the peaceful possession and enjoyment of the property in Survey No.268/1 and 662/1 and part situate in Rasingapuram Village and post, Bodi Taluk, Theni District and from laying any road or declaring the land as a public land.


		For Petitioner 	  : Mr.M.L.Ramesh

		For Respondents   : Mr.T.Seenivasan
				    Additional Government Pleader (R1,R2 &R3)

					     Mr.N.Damodaran (R4 to R7)


O R D E R

Heard the learned counsels appearing for the petitioner, the learned Additional Government Pleader appearing for the respondents 1, 2 and 3 and Mr.N.Damodaran, the learned counsel appearing for the respondents 4 to 7.

2. Though the prayer is for a larger relief, the learned counsel appearing for the petitioner had submitted that it would suffice if the petitioner may be permitted to make a representation to the first respondent with regard to the reliefs sought for in the writ petition, and if the first respondent is directed to dispose of the same, on merits and in accordance with law, after due enquiry thereon, within a specified period.

3. The learned counsel appearing for the respondents 1 to 3 has no objection for this Court passing such an order.

4. In view of the submissions made by the learned counsels appearing for the parties concerned, the petitioner is permitted to make a representation to the first respondent, with regard to the reliefs sought for in the writ petition, within a period of four weeks from today, and on such representation being submitted, the first respondent is directed to pass appropriate orders thereon, on merits and in accordance with law, within a period of twelve weeks thereafter.
With the above directions, the writ petition stands disposed of. No costs.

csh

To

1.The Collector,
Theni District,
Office of the Collectorate, Theni.

2.The Tahsildar,
Bodi Taluk,
Office of the Taluk Office,
Bodi, Theni District.

3.The President
Rasingapuram Panchayat
Rasingapuram, Bodi Taluk,
Theni District