High Court Madras High Court

M/S Narayana Apartment Owners … vs The Member Secretary on 12 March, 2007

Madras High Court
M/S Narayana Apartment Owners … vs The Member Secretary on 12 March, 2007
       

  

  

 
 
 In the High Court of Judicature at Madras

Dated: 12.03.2007

Coram:

The Honourable Mr.Justice P.SATHASIVAM
and
The Honourable Mr.Justice N. PAUL VASANTHAKUMAR

W.P. No.30395 of 2006 





M/s Narayana Apartment Owners Association (Regd.),
rep. by its Secretary R.Sankaran,
Old No.18, New No.24,
Gopalakrishna Street (West),
T.Nagar, 
Chennai 600 017.					.. Petitioner


	Vs


1.  The Member Secretary,
    Chennai Metropolitan Development Authority,	
    No.1, Gandhi Irwin Road,
    Chennai 600 008.

2.  The Commissioner,
    Corporation of Chennai,
    Rippon Building,
    Chennai 600 003.					.. Respondents




	Writ petition filed under Article 226 of the  Constitution of India  praying to issue a Writ of  Mandamus   to direct the  respondents to  take appropriate further proceedings with reference to the unauthorised construction in  the fourth floor of the property in New No.24(Old No.18), Gopalakrishna Street, T.Nagar, Chennai-600 017 as evidenced by their inspection report dated 26.08.2003.



		For Petitioner            : Mr.T.S.Baskaran

		For 1st respondent        : Mr.J.Ravindran


ORDER

(Order of the Court was delivered by P.SATHASIVAM,J.)

Learned counsel for the petitioner seeks permission to withdraw the above writ petition with liberty to file a fresh writ petition on the same cause of action impleading all the required parties.

2. Accordingly, permission is granted and the writ petition is dismissed as withdrawn. No costs.

raa

To

1. The Member Secretary,
Chennai Metropolitan Development Authority,
No.1, Gandhi Irwin Road,
Chennai 600 008.

2. The Commissioner,
Corporation of Chennai,
Rippon Building,
Chennai 600 003.

[PRV/9866]