In the High Court of Judicature at Madras Dated:07.09.2006 Coram: The Hon'ble Mr. Justice P. SATHASIVAM and The Honble Mr. Justice S. MANIKUMAR Writ Petition No.12147 of 1995 and WMP.Nos.19359 to 19362 of 1995 Ms G. Chamki Raj Secretary All India Lawyers Union. .. Petitioner vs. 1. The State of Tamil Nadu rep. by its Secretary Home Department Fort St. George Madras 600 009. 2. The Commissioner Corporation of Madras Rippon Buildings Madras 600 003. 3. The Commissioner of Police Pantheon Road Madras 600 004. 4. Tamil Nadu Electricity Board rep. by its Chairman Anna Salai, Madras 600 002. 5. Ms. J. Jayalalitha Chief Minister of Tamil Nadu Fort St. George Madras 600 009. .. Respondents Writ Petitions filed under Article 226 of the Constitution of India praying for issuance of a writ of mandamus as stated therein. For petitioner : Mr. N.L. Rajah For respondents : Mrs. D. Geetha Addl.Govt. Pleader .. ORDER
(Order of the Court was made by P. SATHASIVAM,J.)
Heard the learned counsel for the petitioner and the learned Additional Government pleader for the respondents.
2. It is not in dispute that in the light of the decision of the Supreme Court in K.K. Road Merchants vs. District Collector reported in 2004 (13) SCC 61, the State Government and their Officers are bound to follow the directions issued therein. Except recording the same and taking note of the relief prayed for in the writ petition, we are of the view that no further adjudication is required in this petition at this juncture.
With the above observation, this petition is closed. No costs. Consequently, connected WMPs., are also closed.
kh
To
1. The Secretary
State of Tamil Nadu
Home Department
Fort St. George
Madras 600 009.
2. The Commissioner
Corporation of Madras
Rippon Buildings, Madras 600 003.
3. The Commissioner of Police
Pantheon Road
Madras 600 004.
4. The Chairman
Tamil Nadu Electricity Board
Anna Salai, Madras 600 002.
5. Ms. J. Jayalalitha
Chief Minister of Tamil Nadu
Fort St. George
Madras 600 009.
[VSANT 7908]