IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 28.3.2011
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.7822 of 2011
VELUSAMY [ PETITIONER ]
Vs
1 THE DIRECTOR OF GEOLOGY AND
MINING KAMARAJAR SALAI (BEACH ROAD)
CHENNAI-5.
2 THE DISTRICT COLLECTOR
COIMBATORE DISTRICT
COIMBATORE. [ RESPONDENTS ]
Prayer: Petition filed under Article 226 of the Constitution of India praying for the issuance of a Writ of Mandamus directing the first respondent to dispose off the statutory appeal under section 36-C of Tamilnadu Minor Mineral concession Rules 1949 dated 03.12.2010 against the order of the second respondent relating to the lease of the property at 10, Muthur Village in S.F.No.19/1A an extent of 0.38.5 Hect. Quarry license dated 09.02.2009.
For petitioner : Mr.N.Sundaramurthy
For respondents : Mr.R.Thirugnanam
Special Government Pleader
O R D E R
Mr.R.Thirugnanam, the learned Special Government Pleader, takes notice for the respondents.
2. The learned counsel appearing on behalf of the petitioner had submitted that it would suffice, if the first respondent is directed to dispose of the appeal filed by the petitioner, dated 3.12.2010, relating to the lease of property at 10, Muthur Village in S.F.No.19/1A, with regard to quarrying license, dated 9.2.2009, on merits and in accordance with law, within a specified period.
3. The learned Additional 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 first respondent is directed to dispose of the appeal, dated 3.12.2010, on merits and in accordance with law, if it is in order, 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 appeal, dated 3.12.2010, 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.
5. Accordingly, the writ petition is disposed of, with the above directions. No costs.
lan
To:
1 THE DIRECTOR OF GEOLOGY AND
MININ KAMARAJAR SALAI (BEACH ROAD)
CHENNAI-5.
2 THE DISTRICT COLLECTOR
COIMBATORE DISTRICT
COIMBATORE