High Court Madras High Court

)Dr.R.Alauddin vs The Commissioner on 3 March, 2010

Madras High Court
)Dr.R.Alauddin vs The Commissioner on 3 March, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated 03.03.2010

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.2538 of 2006

1)Dr.R.Alauddin
2)Zohural Begum
3)Razia Begum
4)Azeema Begum
5)Madina Begum
6)Zaibunnissa Begum
7)Shamshad Begum
8)R.Ameeruddin
9)Sirajunnissa Begum
10)Akthar Begum
11)Ifther Begum
12)R.Rafiquddin
13)K.Razack
14)Md.Zubair
15)Zeheka

					Petitioners
					   					     

 Vs.

1.The Commissioner
Corporation of Chennai
Ripon Buildings
Chennai  600 003.
2.The District Revenue Officer
Land and Estates Department
Corporation of Chennai
Chennai  3
3.The  Revenue Officer
Corporation of Chennai
Chennai  3                                                       ... Respondents

Prayer   This writ petition is filed under Article 226 of the Constitution of India to issue a Writ of Mandamus directing the respondents to execute and register the sale deed of the property bearing Plot No.31, (old Door No.18), New Door No 23, 4th Cross Street, East Shenoy Nagar, Chennai  30 bearing Plot No.31 comprised in R.S.No.38/1 & 40 Part; T.S.No.17, of an extent of 1 ground 1028 sq.ft in favour of the petitioners who are the legal heirs and legal representatives of late P.A.Rahiman Sheriff.

	For petitioner        : Mr.M.K.Hidayatullah
				
	For respondents    : Mr.V.Bharathidasans
			  
O R D E R

This writ petition is filed praying to issue a Writ of Mandamus directing the respondents to execute and register the sale deed of the property bearing Plot No.31, (old Door No.18), New Door No 23, 4th Cross Street, East Shenoy Nagar, Chennai 30 bearing Plot No.31 comprised in R.S.No.38/1 & 40 Part; T.S.No.17, of an extent of 1 ground 1028 sq.ft in favour of the petitioners who are the legal heirs and legal representatives of late P.A.Rahiman Sheriff.

2. Heard Mr. Hidayathulla, learned counsel for the petitioner and Mr.V.Bharathidasan, learned counsel for the respondents.

3. Learned counsel for the petitioner submits that the petitioner has made several representations and the last one was sent on 12.12.2005 but there is no response from the respondents.

4. Considering the submissions made by the learned counsel for the petitioner, the petitioner is given liberty to make further representation along with a copy of this order in continuation of the earlier representation dated 12.12.2005 to the first respondent and the same shall be considered and disposed of on merits by the first respondent within six weeks from the date of receipt of such representation. This writ petition is disposed of accordingly. Consequently, connected miscellaneous petitions are closed. No costs.

03.3.2010
Index: /No
Internet: yes/

ra

To

1)The Commissioner
Corporation of Chennai
Ripon Buildings
Chennai 600 003.

2)The District Revenue Officer
Land and Estates Department
Corporation of Chennai
Chennai 3.

3)The Revenue Officer
Corporation of Chennai
Chennai 3

R.SUDHAKAR,J.

ra

W.P.No.2538 of 2006

03.03.2010