Madras High Court
Smt.Palani Ammal vs Unknown on 31 July, 2017
Author: M.Duraiswamy
Bench: M.Duraiswamy
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 31.07.2017
CORAM
THE HON'BLE MR. JUSTICE M.DURAISWAMY
W.P.No.19570 of 2017
Smt.Palani Ammal ... Petitioner
v.
1 The District Collector
Namakkal District Having office at
District Collectorate,
Thiruchengode Road
Namakkal Town Taluk and District
2 The District Revenue Officer
Namakkal District having office at District
Collectorate Thiruchengode Road
Namakkal Town Taluk and District
3 The Revenue Divisional Officer
Nammakkal having office at
RDO Office Moganur Road
Namakkal Town Taluk and District
4 The Tahsildar
Namakkal Taluk Office
Moganur Road
Namakkal Town Taluk and District
5 Seerangan ... Respondents
Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a writ of Mandamus, directing the respondents 1 to 4 to complete the Enquiry on the basis of the representation of the petitioner dated 23.6.2015 seeking rectification of the Patta errors committed during the UDR Scheme in respect of the land in S.No.58/2 including the common land in the same survey Number and to pass final orders on the completion of the enquiry within the specified time as fixed by this court.
For Petitioner : Mr.C.Patrick
For Respondents : Mr.S.Doraisolaimalai
Addl. Government Pleader - for R1 to R4
O R D E R
Mr.S.Doraisolaimalai, learned Additional Government Pleader takes notice for the respondents 1 to 4. By consent, the main writ petition itself is taken up for disposal at the admission stage itself.
2. The petitioner has filed the above writ petition to issue a Writ of Mandamus, directing the respondents 1 to 4 to complete the Enquiry on the basis of her representation dated 23.6.2015 seeking rectification of the Patta errors committed during the UDR Scheme in respect of the land in S.No.58/2 including the common land in the same survey Number and to pass final orders on the completion of the enquiry.
3. The learned counsel appearing for the petitioner submitted that in spite of the petitioner's representation dated 23.6.2015, the 2nd respondent has not passed any order so far.
4. Mr.S.Doraisolaimalai, learned Additional Government Pleader appearing for the respondents submitted that the 2nd respondent may be directed to consider and pass orders on the petitioner's representation dated 23.6.2015, in accordance with law, after giving notice to all the interested parties.
5. In view of the submissions made by the learned counsel on either side, without expressing any opinion with regard to the merits of the case, I direct the 2nd respondent to consider the petitioner's representation dated 23.6.2015 and also the pending civil suits between the parties and pass orders, in accordance with law, after giving notice to tall the interested parties, within a period of twelve weeks from the date of receipt of a copy of this order. With this observation, the writ petition is disposed of. No costs. 31.07.2017 Index: Yes/No Rj To 1 The District Collector Namakkal District Having office at District Collectorate, Thiruchengode Road Namakkal Town Taluk and District 2 The District Revenue Officer Namakkal District having office at District Collectorate Thiruchengode Road Namakkal Town Taluk and District 3 The Revenue Divisional Officer Nammakkal having office at RDO Office Moganur Road Namakkal Town Taluk and District 4 The Tahsildar Namakkal Taluk Office Moganur Road Namakkal Town Taluk and District M.DURAISWAMY,J.
Rj W.P.No.19570 of 2017 31.07.2017