High Court Madras High Court

V.Raji vs The District Collector on 19 December, 2008

Madras High Court
V.Raji vs The District Collector on 19 December, 2008
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 19/12/2008

CORAM
THE HONOURABLE MR.JUSTICE G.RAJASURIA

W.P(MD)No.11771 of 2008

V.Raji				  	. . . Petitioner

Vs.

1. The District Collector,
   Tirunelveli District.

2. The Tahsildar,
   Srivaikundam Taluk,
   Srivaikundam,
   Tirunelveli District.		. . . Respondents

PRAYER

Writ petition filed under Article 226 of the Constitution of India,
praying to issue a writ of mandamus, to direct the second respondent to issue
patta in the name of Mrs.V.Raji and include her name as joint pattadhar for the
property purchased by her in Survey No.113/1 measuring 73.5 cents situated at
Palayamkottai Registration District, Srivaikundam, Sub Registrar office, Veloor
Athitha Nalloor Village, Srivaikundam.

!For Petitioner	... Mr.M.Ramadhas
^For Respondents... Mr.D.Sasikumar
 		    Government Advocate (W)
					  * * * *	

:ORDER

This writ petition has been filed to direct the second respondent to issue
patta in the name of the petitioner and include her name as joint pattadhar for
the property purchased by her in Survey No.113/1 measuring 73.5 cents situated
at Palayamkottai Registration District, Srivaikundam, Sub Registrar office,
Veloor Athitha Nalloor Village, Srivaikundam.

2. Heard the learned counsel for the petitioner and also Mr.D.Sasikumar,
learned Government Advocate, who took notice on behalf of the respondents.

3. The grievance of the petitioner as aired by the learned counsel for the
petitioner placing reliance on the averments in the affidavit accompanying the
writ petition, is to the effect that despite representation dated 22.01.2008
having been given to the second respondent viz., the Tahsildar, Srivaikundam
Taluk, Srivaikundam, Tirunelveli District, for issuance of patta, there is no
positive response. Hence, this writ petition.

4. Heard the learned Government Advocate.

5. Hence, in these circumstances, without giving any finding on the merits
of the claim of the petitioner to obtain patta, I would like to issue the
following direction:

The second respondent viz., the Tahsildar, Srivaikundam Taluk,
Srivaikundam, Tirunelveli District, on receipt of a copy of this order, shall
conduct due enquiry and pass a reasoned order within a period of two months from
the date of receipt of a copy of this order.

6. With the above direction, this Writ Petition is disposed of. No costs.

smn

To

1. The District Collector,
Tirunelveli District.

2. The Tahsildar,
Srivaikundam Taluk,
Srivaikundam,
Tirunelveli District.