High Court Madras High Court

P.Vijaya vs The Member Secretary on 18 January, 2007

Madras High Court
P.Vijaya vs The Member Secretary on 18 January, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated : 18.01.2007

Coram:-

The Hon'ble Mr. Justice P.SATHASIVAM
and
The Hon'ble Mr. Justice N.PAUL VASANTHAKUMAR


W.P. No.21270 of 2004
and
W.P.M.P.No.25680 of 2004 


P.Vijaya                                            ..   Petitioner 


			     -vs-



1. The Member Secretary,
Chennai Metropolitan Development
 Authority (CMDA),
Thalamuthu Natarajan Building,
Egmore, Chennai 8.

2. The Commissioner,
Alandur Municipality,
No.10, Pudu Street,
Chennai 16.

3. K.Selvarangam Reddiyar.                          ..    Respondents

  
	Writ petition filed under Article 226 of the Constitution of India praying for a writ of mandamus to direct the first and second respondents to take an appropriate action against the third respondent  for the construction put up in Survey No.30/4, in Alandur Village at Old No.32A and New No.42 Vembuli Subedar Street, Alandur Chennai 16.
(Prayer amended as per order of this Court dated 10.08.2004 in WPMP No.26539 of 2004)

	For Petitioner       : Mr.M.Ravikumar

        For Respondents      : Mr.J.Ravindran (For R1)
                               Mr.P.Srinivasan (For R2)
                               Mr.A.N.Thambidurai (For R3)


O R D E R

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

The petitioner has filed the above writ petition seeking to issue a writ of mandamus directing respondents 1 and 2 to take appropriate action against the third respondent for the construction put up in Survey No.30/4, in Alandur Village at Old No.32A and New No.42 Vembuli Subedar Street, Alandur Chennai 16.

2. Pursuant to the direction of this Court, the second respondent Commissioner, Alandur Municipality has filed a counter affidavit highlighting their stand. Among the information furnished, the details mentioned in paragraph No.5 are relevant, which reads as follows:

“5. Thereafter on 29.12.2006 the third respondent submitted an application for Building permission. The application was considered and it was found that the same was not in conformity with the Development Rules as follows:-

	i.  Area of site is less than 90 Square Metres. (Only                   	    63 available)
	ii. Passage is less than 10 feet (Only 5 Feet available)
	iii. Side Set back of 5 feet on both sides not given.  	    Set back given  only on one side.

Apart from this the Front and rear set back have not been provided and Pillars have been raised at the front and back at the edge of the property. The order of rejection was passed on 3.1.2007 and was sent to the third respondent in person and received on the same day.”

It further shows that apart from the dispute relating to the construction which is a subject matter of the present writ petition, the petitioner and the third respondent have some other dispute and according to the petitioner, the third respondent has already approached the Civil Court.

3. Learned counsel appearing for the third respondent submitted that the third respondent undertakes that he will not put up any further construction till the disposal of the civil proceedings. The above statement is hereby recorded.

4. It is made clear that in respect of the allegations relating to encroachment/trespass of the property as alleged by the petitioner, it is for the parties to vindicate their grievance in the Civil proceedings. The second respondent is free to take appropriate action if there is any violation, in respect of the construction put up in Survey No.30/4 Old No.32A and New No.42 Vembuli Subedar Street, Alandur Chennai 16. It is further made clear that against the order of rejection dated 03.01.2007, the petitioner is free to file an appeal before the appropriate authority and the appropriate authority is free to consider and dispose of the appeal in accordance with law.

With the above observation, this writ petition is disposed of. No costs. Consequently connected miscellaneous petition is closed.

To

1. The Member Secretary,
Chennai Metropolitan Development
Authority (CMDA),
Thalamuthu Natarajan Building,
Egmore, Chennai 8.

2. The Commissioner,
Alandur Municipality,
No.10, Pudu Street,
Chennai 16.