High Court Madras High Court

Joyce Arockia Mary vs The Managing Director on 31 January, 2011

Madras High Court
Joyce Arockia Mary vs The Managing Director on 31 January, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:31.1.2011

CORAM

THE HONOURABLE MR. JUSTICE R.SUDHAKAR

Writ Petition No.2005 of 2011 
 
 

Joyce Arockia Mary                                                 ... Petitioner  

		                                vs.				

The Managing Director,
Metro Water & Sewerage Board,
Chennai-600 002.                                                   ... Respondent 


	Writ Petition  is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus, directing the respondent to consider the petitioner's representation dated 4.10.2010 with regard to the connection for water and sewerage connection to the premises No.7/1, Association Road, 2nd Lane, Vembuli Village, Fort Tondiarpet Circle, Kodungaiyur, Chennai-600 118.
	

	For Petitioner      :        No appearance

	For Respondent   :	Mr.V.Manoharan.

-----


O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, directing the respondent to consider the petitioner’s representation dated 4.10.2010 with regard to water and sewerage connection to the petitioner’s residential premises No.7/1, Association Road, 2nd Lane, Vembuli Village, Fort Tondiarpet Circle, Kodungaiyur, Chennai-600 118.

2. At the time of admission, none appears for the petitioner. Mr.V.Manoharan, learned counsel takes notice on behalf of the respondent. Considering the nature of relief sought for in the writ petition and by consent of the counsel appearing for the respondent, the writ petition is taken up for disposal.

3. Petitioner seeks water and sewerage connection to his residential premises and made a representation dated 4.10.2010.

4. Learned counsel appearing for the respondent states that the authority will consider the representation in accordance with law.

5. Considering nature of prayer sought for and the submission made by the learned counsel for the respondent, the respondent is directed to consider the representation of the petitioner dated 4.10.2010 in accordance with law, if the application for water and sewerage connection is other wise in order, within a period of six weeks from the date of receipt of a copy of this order. The writ petition is ordered as above. No costs.

Index:      No							31.1.2011

Internet:  Yes 

ts


To

The Managing Director,
Metro Water & Sewerage Board,
Chennai-600 002.  


  
R.SUDHAKAR,J.,
									
											     ts
								






						                               Order in
                                                  W.P.No.2005 of 2011
							                    31.1.2011