High Court Madras High Court

R. Baktharam Choudry vs 4 The Member Secretary on 9 February, 2011

Madras High Court
R. Baktharam Choudry vs 4 The Member Secretary on 9 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 09.2..2011

CORAM:

THE HONOURABLE MR. JUSTICE R.SUDHAKAR

W.P. No. 29763 of 2010

.......

R. Baktharam Choudry,						.. Petitioner 
                       
Vs.

1    THE CHAIRMAN                                 
     TAMILNADU ELECTRICITY BOARD,
     NO.800 ANNA SALAI,  CHENNAI 2.

2    THE SUPERINTENDING ENGINEER
     (DEDC WEST)   TAMILNADU ELECTRICITY BOARD  
     110/33  K.V. SUB STATION  K.K.NAGAR,
     CHENNAI  78

3    THE ASSISTANT ENGINEER (O&M)
     TAMILNADU ELECTRICITY BOARD,
     NO.1 ANNA MAIN ROAD,
     K.K.NAGAR WEST  CHENNAI 78

4    THE MEMBER SECRETARY
     CHENNAI METROPOLITAN DEVELOPMENT AUTHORITY  
     NO. 1 GANDHI IRWIN ROAD,
     EGMORE  CHENNAI 8.				                ... Respondents

Prayer:     Petition filed under Article 226 of the Constitution of India to issue a Writ of Mandamus   directing the respondents 1 to 3 to receive the application  process  consider and effect  electricity  connection to the  petitioners  building namely plot No. P-774  New No.15  Munusamy Salai  West K.K.Nagar  Chennai 78 without insisting completion certificate from the 4th respondent. 

                  For Petitioner             :  Mr. M. Vembadiyan

                  For Respondents         :   Mr  A.  Selvendran (TNEB)
						      R1 to R3
						      Mr. J. Ravindran - R4


ORDER 

This writ petition is filed to direct the respondents 1 to 3 to receive the application process consider and effect electricity connection to the petitioners building namely plot No. P-774 New No.15 Munusamy Salai West K.K.Nagar Chennai 78 without insisting completion certificate from the 4th respondent.

2. In view of the Division Bench order passed earlier, the fourth respondent was called upon to inspect the premises and give a report as to whether there are major violations in the construction. On a direction by this Court, the property was inspected and report has been filed by the fourth respondent. On a perusal of the report, it appears to be some deviation which is minimal and marginal. The fourth respondent is at liberty to proceed against the petitioner for the violation in accordance with law. However, the respondents 1 to 3 are directed to effect electricity supply connection if the application is otherwise in order.

3. The writ petition is allowed as above . No costs.










ra

To

1    THE CHAIRMAN                                 
     TAMILNADU ELECTRICITY BOARD,
     NO.800 ANNA SALAI,  CHENNAI 2.

2    THE SUPERINTENDING ENGINEER
     (DEDC WEST)   TAMILNADU ELECTRICITY BOARD  
     110/33  K.V. SUB STATION  K.K.NAGAR,
     CHENNAI  78

3    THE ASSISTANT ENGINEER (O&M)
     TAMILNADU ELECTRICITY BOARD,
     NO.1 ANNA MAIN ROAD,
     K.K.NAGAR WEST  CHENNAI 78

4    THE MEMBER SECRETARY
     CHENNAI METROPOLITAN DEVELOPMENT AUTHORITY  
     NO. 1 GANDHI IRWIN ROAD,
     EGMORE  
     CHENNAI 8