High Court Madras High Court

Writ Petition No.503 Of 2010 And vs The Chairman on 21 January, 2010

Madras High Court
Writ Petition No.503 Of 2010 And vs The Chairman on 21 January, 2010
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATE: 21-01-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.503 of 2010 and 
M.P.No.1 of 2010
Mrs.Parisha						.. Petitioner.

Versus

1.The Chairman
Tamil Nadu Electricity Board
K.K.R.Maaligai
Anna Salai, Chennai-600 002.

2.The Assistant Engineer,
Tamil Nadu Electricity Board
Cookes Road, Perambur,
Chennai-600 012.

3.The Assistant Divisional Engineer,
Tamil Nadu Electricity Board,
Pulainthoppu Division,
Chennai-600 012.

4.The Section Engineer
C.E.R.C./Central,
Tamil Nadu Electricity Board,
Valluvar Kottam, Chennai-600 024.

5.The Civil Engineer,
Tamil Nadu Electricity Board,
K.K.R.Maaligai, 1st Floor,
Anna Sali, Chennai-600 002.				.. Respondents.

Prayer: Petition filed under Article 226 of the Constitution of India, for issuance of a Writ of Mandamus, forbearing the respondents from installing electric transformer in front of the petitioners business place of entrance bearing Door New No.76, Old No.166, Perambur High Road, Jamalia, Perambur, Chennai-600 012, by considering the legal notice, dated 6.1.2010.

		For Petitioner	   : Mr.M.Muthusamy

		For Respondents   : Mr.A.Selvendran


O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsel appearing for the respondents.

2. By consent of both the parties, the writ petition is taken up for final hearing.

3. At this stage of the hearing of the writ petition, the learned counsel appearing on behalf of the petitioner had submitted that it would suffice, if this Court is pleased to permit the petitioner to make a representation to the second respondent, with regard to the reliefs sought for in the present writ petition, within a specified period and on such representation being made, the second respondent is directed to dispose of the same, on merits and in accordance with law, within a specified period.

4. The learned counsel appearing on behalf of the respondents, has no objection for such an order being passed by this Court.

5. In view of the limited relief sought for by the learned counsel appearing for the petitioner, without going into the merits of the case, the petitioner is permitted to make a representation to the second respondent, with regard to the reliefs sought for in the present writ petition, within a period of ten days from today i.e., 21-01-2010 and on receipt of such representation, the second respondent is directed to dispose of the same, on merits and in accordance with law, within a period of four weeks thereafter. The petitioner is directed to furnish a copy of the representation to the second respondent, along with a copy of this order.
Accordingly, the writ petition is disposed of, with the above directions. No costs. Consequenty, connected miscellaneous petition is closed.

csh

To

1.The Chairman
Tamil Nadu Electricity Board
K.K.R.Maaligai
Anna Salai, Chennai-600 002.

2.The Assistant Engineer,
Tamil Nadu Electricity Board
Cookes Road, Perambur,
Chennai-600 012.

3.The Assistant Divisional Engineer,
Tamil Nadu Electricity Board,
Pulainthoppu Division,
Chennai-600 012.

4.The Section Engineer
C.E.R.C./Central,
Tamil Nadu Electricity Board,
Valluvar Kottam, Chennai-600 024.

5.The Civil Engineer,
Tamil Nadu Electricity Board,
K.K.R.Maaligai, 1st Floor,
Anna Sali,
Chennai 600 002