IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 09.12.2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.21841 of 2010 and M.P.No.1 of 2010 Mrs.Nachammal .... Petitioner ..Vs.. 1.The Settlement Thasildar, Gobichettipalayam, Now represented by Assistant Settlement Officer, Dharapuram. 2.The State of Tamil Nadu,represented by the District Collector, Coimbatore. 3.The Special Commissioner/Director, Land, Survey & Land Tax Scheme Chepauk, Chennai- 600 005. 4.The Minor Inams Appellate Tribunal, District Court Campus, Coimbatore-18 .... Respondents. Prayer: Petition filed seeking for a writ of Mandamus, directing the respondents Nos.1 to 3 to await the order of the 4th respondent on the appeal submitted by the petitioner in C.M.A.No.22 of 1996 and thereafter proceed further in accordance with rule 5[5] of the Minor Inams (Abolition and Conversion into Ryotwari) Rules 1963. For Petitioner : Mr.Senniappan For Respondents : Mr.S.Gopinathan Additional Government Pleader. O R D E R
Heard the learned counsel appearing for the petitioner and the learned Additional 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 fourth respondent is directed to dispose of the appeal, in C.M.A.No.22 of 1996, on merits, 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 fourth respondent is directed to dispose of the appeal, in C.M.A.No.22 of 1996, on merits and in accordance with law, as expeditiously as possible. 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. Consequently, connected Miscellaneous Petition is closed.
Index:Yes/No 09.12.2010
Internet:Yes/No
arr
To
1.The Settlement Thasildar,
Gobichettipalayam,
Now represented by Assistant
Settlement Officer,
Dharapuram.
2.The State of Tamil Nadu,
represented by the District Collector,
Coimbatore.
3.The Special Commissioner/Director,
Land, Survey & Land Tax Scheme
Chepauk, Chennai- 600 005.
4.The Minor Inams Appellate Tribunal,
District Court Campus, Coimbatore-18
M.JAICHANDREN,J.
arr
Writ Petition No.21841 of 2010
09.12.2010