High Court Madras High Court

M/S Kk3 Adtec vs The District Collector

Madras High Court
M/S Kk3 Adtec vs The District Collector
       

  

  

 
 
                                                          
IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED;6.5.2008

CORAM;

THE HONOURABLE MR.JUSTICE G.RAJASURIA
AND
THE HONOURABLE MR.JUSTICE M.SATHYANARAYANAN

W.P.Nos.11897 of 2008, 11898 of 2008, 11899 of 2008 and 11900 of 2008 and 
 M.P.No.1 of 2008 in W.P.No.11897 of 2008,
 M.P.No.1 of 2008 in W.P.No.11898 of 2008,
M.P.No.1 of 2008 in W.P.No.11899 of 2008, and
M.P.No.1 of 2008 in W.P.No.11900 of 2008  

                                                                                                                                                                                                                                 
M/s KK3 ADTEC
represented by its Partner
Mr.K.M.Pandiarajan
No.1, Muthu Mari Amman Koil Street
Arumbakkam
Chennai 600 106		..Petitioner in W.P.Nos.11897/2008,
					  11898/2008, 11899/2008     and 					  11900/2008

	vs

1.The District Collector
Chennai District
Kamarajar Salai
Chennai 600 001

2.The Corporation of Chennai
represented by its Commissioner
`Rippon Buildings'
Chennai 600 003

3.The Joint Commissioner of Police(Traffic)
Vepery,Chennai 600 003			..Respondents in								W.P.Nos.11897/2008, 							11898/2008,11899/2008 
							and 11900/2008
	W.P.No.11897/2008 is filed under Article 226 of the Constitution of India praying for issuance of a Writ of Certiorarified Mandamus calling for the records comprised in Rc.No.J7/34469/2003 dated 9.4.2008 in respect of application No.C, 1733 on the file of the 1st respondent, quash the same and consequently direct the respondents to consider the application as per law.

	W.P.No.11898/2008 is filed under Article 226 of the Constitution of India praying for issuance of a Writ of Certiorarified Mandamus calling for the records comprised in Rc.No.J7/34111/2003 dated 9.4.2008 in respect of application No.C, 1732 on the file of the 1st respondent, quash the same and consequently direct the respondents to consider the application as per law.
	
	W.P.No.11899/2008 is filed under Article 226 of the Constitution of India praying for issuance of a Writ of Certiorarified Mandamus calling for the records comprised in Rc.No.J7/36720/2003 dated 9.4.2008 in respect of application No.C, 1734 on the file of the 1st respondent, quash the same and consequently direct the respondents to consider the application as per law.

	W.P.No.11900/2008 is filed under Article 226 of the Constitution of India praying for issuance of a Writ of Certiorarified Mandamus calling for the records comprised in Rc.No.J7/37998/2003 dated 9.4.2008 in respect of application No.C, 1731 on the file of the 1st respondent, quash the same and consequently direct the respondents to consider the application as per law.
		for petitioner  : Mr.V.Manohar
 		for respondents : Mr.K.Elango,Spl.G.P.,
					 


ORDER

(Order of the Court was made by G.RAJASURYA,J.)

Learned counsel for the petitioners as well the learned Special Government Pleader in unison have submitted that the second Bench of this Court ordered in W.P.No.11296 to 11300/2008 dated 30.4.2008 that person like the petitioners who is claiming to have been aggrieved by the order of the Collector could appeal. Therefore, the petitioner herein has the right of appeal. Recording the same, the writ petitions are dismissed. No costs. Consequently, connected pending miscellaneous petitions are also dismissed.

(G.R.J.)(M.S.N.J.)
6.5.2008
index:yes
internet:yes
sal
To

1.The District Collector
Chennai District
Kamarajar Salai,Chennai 600 001

2.The Corporation of Chennai
represented by its Commissioner
`Rippon Buildings’
Chennai 600 003

3.The Joint Commissioner of Police(Traffic)
Vepery,Chennai 600 003

G.RAJASURIA,J.

and
M.SATHYANARAYANAN,J.

(sal)

W.P.NOs.11897 to 11900 of 2008
and
M.P.No.1/2008 in W.P.No.11897/2008,
M.P.No.1/2008 in W.P.No.11898/2008,
M.P.No.1/2008 in W.P.No.11899/2008, and
M.P.No.1/2008 in W.P.No.11900/2008

6.5.2008