Citation : 2021 Latest Caselaw 5662 Mad
Judgement Date : 3 March, 2021
W.P.No.4821 of 2021
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 03.03.2021
CORAM: JUSTICE N.SESHASAYEE
WP.No.4821 of 2021
R.Ashok ...Petitioner
-Vs-
1. The District Collector,
Chengalpattu District,
Chengalpattu.
2. The District Revenue Officer,
Chengalpattu District,
Chengalpattu.
3. The Revenue Divisional Officer,
Madurantakam, Chengalpattu District.
4. The Tahsildar,
Cheyyur Taluk Office,
Cheyyur,
Changalpattu District. ...Respondents
Prayer: Writ Petition is filed under Article 226 of the Constitution of
India, to issue a Writ of Mandamus, directing the 2nd respondent herein
to consider the petitioner's representation dated 11.01.2021, submitted
with a request to rectify the mistake in the FMB in Survey No.238/9B
and 238/10A, and 238/10B of Kolathur Malacherry Village, Cheyyur
Taluk, Changalpattu District in the light of the judgments in O.S.No.114
of 2009 and A.S.No.22 of 2017 and pass orders, within a reasonable time
1/5
https://www.mhc.tn.gov.in/judis/
W.P.No.4821 of 2021
as stipulated by this Court.
For Petitioner : Mr.P.Murali
For R1 to R4 : Mrs.R.Janani,
Additional Government Pleader
ORDER
This Writ Petition is filed by the petitioner seeking a direction to the 2nd
respondent herein to consider the petitioner's representation dated
11.01.2021, submitted with a request to rectify the mistake in the FMB in
Survey Nos.238/9B and 238/10A, and 238/10B of Kolathur Malacherry
Village, Cheyyur Taluk, Changalpattu District in the light of the
judgments made in O.S.No.114 of 2009 and A.S.No.22 of 2017.
2.Mrs.R.Janaki, learned Additional Government Pleader entered
appearance for the respondents and submitted that an enquiry is
scheduled to take place on 20.05.2021 at 3.00 p.m at the office of the
Tahsildar, the fourth respondent herein.
3.The said statement of the learned Additional Government Pleader is
recorded.
https://www.mhc.tn.gov.in/judis/ W.P.No.4821 of 2021
4.In view of the above, no further direction is required to be given except
that the second respondent is directed to issue notice to all the parties
who are likely to be affected by his decision, provide them a fair and
effective hearing and to dispose of the petitioner's representation dated
11.01.2021 through a speaking order within a period of eight (8) weeks
after the conclusion of the General Elections to the Legislative Assembly
– 2021.
5.The Writ Petition is disposed of accordingly. No costs.
03.03.2021
Index : Yes/No Internet : Yes/No
dn
https://www.mhc.tn.gov.in/judis/ W.P.No.4821 of 2021
To
1. The District Collector, Chengalpattu District, Chengalpattu.
2. The District Revenue Officer, Chengalpattu District, Chengalpattu.
3. The Revenue Divisional Officer, Madurantakam, Chengalpattu District.
4. The Tahsildar, Cheyyur Taluk Office, Cheyyur, Changalpattu District.
https://www.mhc.tn.gov.in/judis/ W.P.No.4821 of 2021
N.SESHASAYEE, J.,
dn
W.P.No.4821 of 2021
03.03.2021
https://www.mhc.tn.gov.in/judis/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!