High Court Madras High Court

Tmt.S.Rajivi vs Union Of India on 23 February, 2010

Madras High Court
Tmt.S.Rajivi vs Union Of India on 23 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE:  23.02.2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.3265 of 2010

Tmt.S.Rajivi				....	    	 	Petitioner

				  
						-VS-
1.Union of India,
Rep.by its Chief Secretary,
Government of Puduchery,
Puduchery-605 001.

2.The Collector (Revenue),
Puduchery  605 001.

3.The Deputy Collector(Revenue) South,
Special Economic Zone Project,
Karasur,
Villianur,
Puduchery  605 001.		.... 			Respondents


Prayer: Petition filed seeking for a writ of Mandamus, directing the respondents to refer the matter to the Civil Court under Sec.18 (1) of the Land Acquisition Act 1894 for the fixation of just, reasonable and fair compensation towards the land bearing R.S.Nos.50/2, 50/4A, 50/5A, 50/6, 51/1, 52/3, 52/5 and 60/8 measuring 03.03.04 Hectares Situate in Karasur Village, Villianur Taluk, Puducherry.

		For Petitioner	  : M/s.K.Surendranath

		For Respondents   : Mr.E.Vijay Anand
					    Government Pleader (P)

O R D E R

Heard the learned counsel appearing for the petitioner and the learned Government Pleader appearing for the respondents.

2. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner has submitted that it would suffice, if the third respondent is directed to dispose of the representations, dated, 09.02.2007, 28.05.2007 and 16.10.2007, on merits, within a specified period.

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

4. In view of the submissions made by the learned counsels appearing on either side, the third respondent is directed to dispose of the representations, dated 09.02.2007, 28.05.2007 and 16.10.2007, on merits and in accordance with law, within a period of 8 weeks from the date of receipt of a copy of this order. The petitioner is directed to furnish copies of the representations, dated 09.02.2007, 28.05.2007 and 16.10.2007, to the third 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.

arr

To

4.Union of India,
Rep.by its Chief Secretary,
Government of Puduchery,
Puduchery-605 001.

5.The Collector (Revenue),
Puduchery 605 001.

6.The Deputy Collector(Revenue) South,
Special Economic Zone Project,
Karasur,
Villianur,
Puduchery 605 001