Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ayeshathu Nazahira vs The District Collector
2023 Latest Caselaw 7902 Mad

Citation : 2023 Latest Caselaw 7902 Mad
Judgement Date : 10 July, 2023

Madras High Court
Ayeshathu Nazahira vs The District Collector on 10 July, 2023
                                                                                     W.P.No.20240 of 2023

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                     DATED : 10.07.2023

                                                         CORAM :

                             THE HONOURABLE MR. JUSTICE S.M. SUBRAMANIAM

                                                 W.P.No.20240 of 2023

                     Ayeshathu Nazahira                                          ... Petitioner
                                                              Vs.

                     1.The District Collector,
                       Villupuram District,
                       Villupuram – 605 602.

                     2.The Thasildar,
                       Marakkanam Taluk,
                       Villupuram District – 604 301.                            ... Respondents

                     PRAYER : Writ Petition filed under Article 226 of the Constitution of India,
                     to issue a Writ of Mandamus directing the 2nd respondent to consider the
                     application, dated 01.02.2023, vide Can No.133071116205668 and
                     Application No.2023/0105/07/447222 submitted by the petitioner to the 2nd
                     respondent to issue patta and to pass orders in the same within a time frame
                     as may be fixed by this Court.


                                    For Petitioner            : Mrs.C.Jaya Chithra

                                    For R1 and R2             : Mr.G.Krishna Raja
                                                                Additional Government Pleader



                     Page 1 of 7
https://www.mhc.tn.gov.in/judis
                                                                                         W.P.No.20240 of 2023

                                                            ORDER

The relief sought for in the present writ petition is to direct the 2nd

respondent to consider the application, dated 01.02.2023, vide Can

No.133071116205668 and Application No.2023/0105/07/447222 submitted

by the petitioner to the 2nd respondent to issue patta and to pass orders in

the same within a time frame as may be fixed by this Court.

2.The issues raised in the present writ petition were adjudicated by

this Court in a batch of writ petitions in W.P.No.262 of 2018 [D.Tulasi v.

The District Revenue Officer, Dharmapuri] etc., and batch, and a

judgment was delivered on 09.06.2023 and the relevant paragraph of the

judgment is extracted hereunder:

“33.In view of the anomalous situation created on account of the inconsistency in dealing with the grievances of the aggrieved persons, this Court is inclined to pass the following orders:

(1) The Commissioner of Land Administration is directed to issue orders to all the competent authorities under his control across the State of Tamil Nadu to maintain registers for entertaining the applications/representations/appeals filed in a

https://www.mhc.tn.gov.in/judis W.P.No.20240 of 2023

prescribed format by complying with the procedures under the Patta Pass Book Act, 1983 and the Rules in force.

(2) Every such application filed by the aggrieved persons are to be registered in the book of register and serial number has to be assigned in the order of seniority and such seniority assigned must be informed/communicated to the applicants/appellants. (3) All the applications/appeals by the respective parties are to be taken up for hearing/enquiry in the order of seniority as far as possible and without causing any discrimination amongst the similarly placed applicants/appellants. Priority for hearing/enquiry is to be granted only if the applicant/appellant is able to establish that there is a genuine urgency, which is to be recorded by the Competent authority, while taking up the matter for hearing/enquiry. All other applications/appeals are to be heard and disposed of in the order of seniority.

(4) An enquiry under the Patta Pass Book Act, 1983 is to be conducted by the competent authorities by following the procedures as contemplated under the Rules and by affording opportunity to the parties. The competent authorities shall refuse to grant

https://www.mhc.tn.gov.in/judis W.P.No.20240 of 2023

unnecessary adjournments to the parties, who all are intending to prolong and protract the matter. Adjournments are to be granted on genuine grounds only by recording the reasons. Casual adjournments of hearing are to be avoided, which would cause prejudice to any one of the party.

(5) All applications/appeals are to be disposed of by the competent authorities within a prescribed time limits stipulated under the Government orders or by the Commissioner of Land Administration. In the event of no time limit, the authorities are expected to pass orders within a reasonable period of time i.e., within a period of six months.

(6) The respondents are directed to relegate the parties to the Civil Court of Law, if there is any disputed facts regarding civil rights between the parties exists. (7) The respondents are directed not to entertain applications under the Patta Pass Book Act, if the Civil Suits between the parties are pending before the Court of Law. In such circumstances, the applicants/appellants may be granted liberty to approach the competent authorities only after resolving the issues before the Civil Court of Law. The Authorities are directed to keep the revenue

https://www.mhc.tn.gov.in/judis W.P.No.20240 of 2023

proceedings in abeyance till such time the civil disputes reach finality between the parties. (8) The Commissioner of Revenue Administration is directed to issue consolidated instructions/circular to all the subordinate officials based on the orders passed by this Court and ensure proper implementation to make the public administration more efficient, since it is a Constitutional mandate. (9) The Higher Authorities are directed to conduct periodical review to ensure that the procedures are followed scrupulously and in the event of any lapses, negligence or dereliction of duty on the part of the authorities, appropriate disciplinary actions are to be initiated under the Service Rules. (10)The competent authorities are directed to pass speaking orders and communicate the same to all the parties concerned in the manner prescribed under the Rules of Public Administration.”

3.In view of the fact that the case of the petitioner is also similar to

that of the cases (cited supra), the case of the petitioner is also to be

considered on the same line. Accordingly, this Writ Petition stands disposed

of. No costs.

https://www.mhc.tn.gov.in/judis W.P.No.20240 of 2023

10.07.2023 mkn

S.M. SUBRAMANIAM, J.

mkn

Internet : Yes Index : Yes / No Neutral citation : Yes / No Speaking order / Nonspeaking order

To

1.The District Collector, Villupuram District, Villupuram – 605 602.

2.The Thasildar, Marakkanam Taluk, Villupuram District – 604 301.

W.P.No.20240 of 2023

https://www.mhc.tn.gov.in/judis W.P.No.20240 of 2023

10.07.2023

https://www.mhc.tn.gov.in/judis

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter