IN THE HIGH COURT OF JUDICATURE AT MADRAS DATE: 05.02.2010 CORAM THE HONOURABLE MR.JUSTICE M.JAICHANDREN Writ Petition No.249 of 2010 & M.P.No.1 of 2010 Mr.P.R.Earnast ... Petitioner Versus 1.The Managing Director, C.M.W.S.S.Board, No.1, Pumping Station Road, Chintadripet, Chennai- 600 002. 2.The Chennai Metropolitan Development Authority, No.1, Gandhi Irvin Road, Egmore,Chennai- 600 008. ... Respondents Prayer: This petition has been filed seeking for a writ of Mandamus, to direct the 1st respondent herein to consider and provide Metro Water and Sewarage connection to the petitioner in respective flats and for the common areas of the building on receiving applications and payments as stipulated by the Board from the petitioner forthwith for the residential flats put up in bearing Door No.121, P.V.Rajamannar Salai, K.K.Nagar,Chennai- 600 078 comprised in Block No.D-121,S.No.275 part of Virugambakkam Village, Chennai District. For Petitioner : Mr.S.Muthuraman For Respondents : Mr.G.S.Mohan (R1 ) Mr.D.Veerasekaran(R2) O R D E R
Heard the learned counsel appearing for the petitioner and the learned counsels appearing for the respondents.
2. In spite of the matter being adjourned on several occasions, the Chennai Metropolitan Development Authority, had not filed the inspection report, as directed by this Court.
3. In view of the earlier orders passed by this Court, directing the Chennai Metropolitan Water Supply and Sewarage Board, to grant water and sewarage connection to the concerned petitioner, without insisting on the completion certificate from the Chennai Metropolitan Development Authority, wherever it was found that there were only minor deviations in the construction of the buildings, the first respondent is directed to provide water and sewarage connection to the petitioner’s premises at Door No.121, P.V.Rajamannar Salai, K.K.Nagar,Chennai- 600 078, comprised in Block No.D-121,S.No.275 part of Virugambakkam Village, Chennai District , without insisting on the completion certificate from the second respondent authority, if the deviations found in the construction of the building in the petitioner’s premises is only minor in nature. The first respondent is directed to provide the water and sewarage connections, within a period of four weeks from the date of receipt of a copy of this order. The writ petition is ordered accordingly. No costs. Consequently connected Miscellaneous Petition is closed.
arr
To
1.The Managing Director,
C.M.W.S.S.Board,
No.1, Pumping Station Road,
Chintadripet,
Chennai- 600 002.
2.The Chennai Metropolitan Development Authority,
No.1, Gandhi Irvin Road,
Egmore,
Chennai 600 008