High Court Madras High Court

Subramanian vs The Deputy Superintendent Of … on 12 November, 2009

Madras High Court
Subramanian vs The Deputy Superintendent Of … on 12 November, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 12/11/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition(MD) No.11591 of 2009

Subramanian						   .. Petitioner

Vs

1.The Deputy Superintendent of Police
Kulithalai
Karur District

2.The State rep.by
Inspector of Police
Palaviduthi Police Station
Karur District						   .. Respondents

Prayer

Writ Petition filed under Article 226 of the Constitution of India, for
issuance of a Writ of Mandamus, directing the first respondent to consider the
petitioner's representation dated 28.01.2009.

!For Petitioner		... 	M/S. Hallmark Associates
^For Respondents	...  	Mr.S.C. Herold Singh
				Government Advocate
* * * * *

:ORDER

Heard the learned counsel appearing for the petitioner and Mr.S.C. Herold
Singh, the learned Government Advocate, appearing for the respondents.

2. By consent of both the parties, the writ petition is taken up for final
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 consider and dispose of the representation,
dated 28.01.2009, on merits and in accordance with law, within a specified
period.

4. The learned Government Advocate 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 consider and dispose of the
representation, dated 28.01.2009, after giving an opportunity of hearing to the
petitioner and the second respondent, as well as to the other parties 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 28.01.2009, 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.

6. Accordingly, the writ petition is disposed of, with the above
directions. No costs.

ses

To

1. The Deputy Superintendent of Police
Kulithalai
Karur District

2. The State rep.by
Inspector of Police
Palaviduthi Police Station
Karur District