Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 2, Cited by 0]

Madras High Court

Malaikozhunthu vs The District Collector on 10 January, 2024

Author: D.Krishnakumar

Bench: D.Krishnakumar, R.Vijayakumar

                                                                 W.P.(MD) Nos.10084 of 2012 and 11817 &
                                                                                          11818 of 2013


                         BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                   DATED : 10.01.2024

                                                       CORAM:

                                  THE HONOURABLE MR.JUSTICE D.KRISHNAKUMAR
                                                          and
                                  THE HONOURABLE MR.JUSTICE R.VIJAYAKUMAR

                                   W.P.(MD)Nos.10084 of 2012 and 11817 & 11818 of 2013
                                      and M.P.(MD)Nos.1, 2 of 2012 1, 2, 1 & 2 of 2013


                 W.P.(MD)No.10084 of 2012

                 Malaikozhunthu                                                     ... Petitioner

                                                           Vs.

                 1.The District Collector,
                   Sivagangai District,
                   Sivagangai.

                 2.The Superintendent of Police,
                   Sivagangai District,
                   Sivagangai.

                 3.The Tahsildar,
                   Thirupathur Taluk,


                 ____________
                 Page 1 of 9



https://www.mhc.tn.gov.in/judis
                                                               W.P.(MD) Nos.10084 of 2012 and 11817 &
                                                                                        11818 of 2013


                   Thirupathur.
                 4.The Commissioner,
                   Singampuneri Panchayat Union,
                   Singampuneri, Thirupathur Taluk,
                   Sivagangai District.

                 5.The President,
                   Village Panchayat,
                  Vadavanpatty, Mallakottai Post,
                  Thirupathur Taluk, Sivagangai District.

                 6.The Sub Inspector of Police,
                   S.S. Kottai Police Station,
                   S.S.Kottai, Sivagangai District.

                 7.The Village Administrative Officer,
                   Vadavanpatty Village,
                   Mallakottai Post, Thirupathur Taluk,
                   Sivagangai District.                                           ... Respondents
                 PRAYER : Petition filed under Article 226 of the Constitution of India, to issue a
                 Writ of Certiorari, to call for the records of the impugned notice dated
                 16-06-2012 and subsequent impugned notice No.II dated 27-06-2012 issued by
                 the 5th Respondent and to quash the same as illegal.

                                  For Petitioner   :   Mr.M.Sathiamoorthy

                                  For Respondent   :   Mr.S.P.Maharajan,
                                                       Spl. Govt. Pleader for R1 to R3
                                                       R4 & R5-No Appearance
                                                       Mr.R.Meenakshi Sundaram,

                 ____________
                 Page 2 of 9



https://www.mhc.tn.gov.in/judis
                                                               W.P.(MD) Nos.10084 of 2012 and 11817 &
                                                                                        11818 of 2013


                                                        Addl. Public Prosecutor for R6

                 W.P.(MD)Nos.11817 & 11818 of 2013

                 Sethupathy                                               ... Petitioner in
                                                                         W.P.(MD)No.11817/2013

                 Selvi A Malaikozhunthu                                   ... Petitioner in
                                                                         W.P.(MD)No.11818/2013


                                                        Vs.

                 1.The Revenue Divisional Officer,
                   Devakottai, Sivagangai District.

                 2.The Tahsildar / Executive Magistrate,
                   Thirupathur Taluk, Thirupathur,
                   Sivagnagai District.

                 3.The Block Development Officer,
                   Panchayat Union Office,
                   Singampuneri, Sivagangai District.

                 4.The Inspector of Police,
                   S.S.Kottai Police Station,
                   Sivangangai District.                                          ... Respondents


                 COMMON PRAYER : Petitions filed under Article 226 of the Constitution of
                 India, to issue a Writ of Certiorari, to call for both records of the impugned


                 ____________
                 Page 3 of 9



https://www.mhc.tn.gov.in/judis
                                                                  W.P.(MD) Nos.10084 of 2012 and 11817 &
                                                                                           11818 of 2013


                 notice B1-MC-8/2012 dated 10.06.2013 passed by the 1st respondent on the basis
                 of impugned final report No. 17/2012 dated 25.02.2012 by the 4th respondent in
                 so far as it relates to the petitioner's rank A12 'B' party and 'A11 'B' party and
                 quash the same as illegal, arbitrary and against the provisions of Section 107 of
                 Criminal Procedure Code.

                                     For Petitioner    :   Mr.M.Sathiamoorthy

                                     For Respondent    :   Mr.S.P.Maharajan,
                                                           Spl. Govt. Pleader for R1 to R3
                                                           Mr.R.Meenakshi Sundaram,
                                                           Addl. Public Prosecutor for R4



                                                      COMMON ORDER

[Order of the Court was made by D.KRISHNAKUMAR, J.] W.P.(MD)No.10084 of 2012 has been filed for issuance of a Writ of Certiorari, to call for the records of the impugned notice dated 16-06-2012 and subsequent impugned notice No.II dated 27-06-2012 issued by the 5th Respondent and to quash the same as illegal.

____________ Page 4 of 9 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.10084 of 2012 and 11817 & 11818 of 2013

2. W.P.(MD)Nos.11817 and 11818 of 2013 have been filed for issuance of a Writ of Certiorari, to call for both records of the impugned notice B1- MC-8/2012 dated 10.06.2013 passed by the 1st respondent on the basis of impugned final report No. 17/2012 dated 25.02.2012 by the 4th respondent in so far as it relates to the petitioners' rank A12 'B' party and 'A11 'B' party and quash the same as illegal, arbitrary and against the provisions of Section 107 of Criminal Procedure Code.

3. We have heard the learned counsel appearing for the petitioners, the learned Special Government Pleader and the learned Additional Public Prosecutor appearing for the respondents and we have also perused the materials available on record.

4. On a perusal of the impugned orders, it is seen that through the impugned orders, the petitioners were asked to appear for enquiry with regard to the issue of pathway in Oorani, situated at Vadavanpatty in S.No.87/8. We are of ____________ Page 5 of 9 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.10084 of 2012 and 11817 & 11818 of 2013 the view that when the property in question is classified as 'Kudineer Oorani', we are not inclined to interfere with the impugned orders. Therefore, these Writ Petitions are liable to be set aside.

5. Accordingly, these Writ Petitions are dismissed. The respondents shall act in accordance with law. There shall be no order as to costs. Consequently, connected miscellaneous petitions are closed.

                                                                      [D.K.K., J.]         [R.V., J.]
                                                                               10.01.2024
                 Neutral Citation: Yes / No
                 Index           : Yes / No

                 vsm

                 To

                 1.The District Collector,
                   Sivagangai District,
                   Sivagangai.

2.The Superintendent of Police, Sivagangai District, Sivagangai.

3.The Tahsildar, ____________ Page 6 of 9 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.10084 of 2012 and 11817 & 11818 of 2013 Thirupathur Taluk, Thirupathur.

4.The Commissioner, Singampuneri Panchayat Union, Singampuneri, Thirupathur Taluk, Sivagangai District.

5.The President, Village Panchayat, Vadavanpatty, Mallakottai Post, Thirupathur Taluk, Sivagangai District.

6.The Sub Inspector of Police, S.S. Kottai Police Station, S.S.Kottai, Sivagangai District.

7.The Village Administrative Officer, Vadavanpatty Village, Mallakottai Post, Thirupathur Taluk, Sivagangai District.

8.The Revenue Divisional Officer, Devakottai, Sivagangai District.

9.The Tahsildar / Executive Magistrate, Thirupathur Taluk, Thirupathur, Sivagnagai District.

10.The Block Development Officer, Panchayat Union Office, Singampuneri, Sivagangai District.

11.The Inspector of Police, S.S.Kottai Police Station, ____________ Page 7 of 9 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.10084 of 2012 and 11817 & 11818 of 2013 Sivangangai District.

D.KRISHNAKUMAR, J.

and R.VIJAYAKUMAR, J.

vsm W.P.(MD)Nos.10084 of 2012 and 11817 & 11818 of 2013 ____________ Page 8 of 9 https://www.mhc.tn.gov.in/judis W.P.(MD) Nos.10084 of 2012 and 11817 & 11818 of 2013 10.01.2024 ____________ Page 9 of 9 https://www.mhc.tn.gov.in/judis