BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT DATED: 20/10/2008 CORAM THE HONOURABLE MR.JUSTICE G.RAJASURIA W.P(MD)No.7561 of 2008 Smt. Kalyani Rep. through her power agent S.Kalyanasundaram S/o.Late Subramanian 276, Mappillai Subbiah Street, Rajapalayam Town . . . Petitioner Vs. 1.The District Revenue Officer Tirunelveli District Tirunelveli. 2.The Revenue Divisional Officer, Tirunelveli District, Tirunelveli. 3.The Commissioner, Tirunelveli Municipal Corporation, Tirunelveli. 4.M.Muthaiah . . . Respondents PRAYER Writ petition filed under Article 226 of the Constitution of India, praying to issue a writ of mandamus, to direct the 1st respondent to dispose the Revision Petition No.7 of 2007. !For Petitioner ... Mr.M.Thirunavukkarasu ^For Respondents ... Mr.D.Sasikumar Government Advocate for R1 and R2, Mr.M.Vallinayagam for R3, No appearance for R4 * * * * :ORDER
Mr.D.Sasi Kumar, Government Advocate, has taken notice for R1 & R2.
2. Heard both sides.
3. The grievance of the petitioner as stood exposited from the affidavit
accompanying the petition is that the third respondent filed Revision Petition
No.7 of 2007 before the first respondent which is pending without being disposed
of. Hence, petitioner prays for speedy disposal of the said application.
4. Heard learned counsel for the third respondent.
5. This prayer is innocuous as the petitioner prays for early disposal of
the said revision petition. Hence, the following direction is issued;
The Revision Petition No.7 of 2007 shall be disposed of by the first
respondent within a period of two months from the date of receipt of copy of
this order, after giving due opportunities of being heard to the parties
concerned.
6. With the above direction, this writ petition is disposed of. No costs.
gcg
To
1.The District Revenue Officer
Tirunelveli District
Tirunelveli.
2.The Revenue Divisional Officer,
Tirunelveli District,
Tirunelveli.