IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED : 09.03.2011 C O R A M The Honourable Mr. Justice M.JAICHANDREN Writ Petition No.11868 of 2006 1.Mamthakumari 2.Nileshkumar 3.Rajendra Prasad Bohra 4.Beena 5.Dinesh 6.Nirmal ... Petitioners Versus 1.The District Collector, Coimbatore District, Coimbatore. 2.The Tahsildar (Mines) Mudukarrai, Coimbatore. 3.The Village Administrative Officer, Pallathurai Village, Coimbatore District. ... Respondents Prayer: Petition filed under Article 226 of the Constitution of India to issue a writ of Mandamus forbearing the respondents herein from quarrying the sand in S.Nos.32, 33, 68, 50/3, 64/2, 66, 67, 34 Madukkarai, Palathurai Village, Coimbatore (South) Taluk, Coimbatore. For Petitioners : Mr.B.Ramamoorthy For Respondents : Mr.R.Vijayakumar Government Advocate ORDER
Heard the learned counsel appearing for the petitioners and the learned Government Advocate appearing on behalf of the respondents.
2. At this stage of the hearing of the writ petition, a counter affidavit, dated 07.05.2008, had been placed before this Court. Paragraph No.4 of the counter affidavit reads as follows:
“4. It is submitted that the lease was granted to M/s.Senthil Aggregates and Cement Products for quarrying rough stone and gravel in S.F.No.67 of Palathurai Village for a period of five years from 27.02.2006 to 26.02.2011. There is no lease granted for S.F.Nos.32, 33, 68, 50/3, 64/2, 66 and 34 as stated by the writ petitioners. Hence the averments of the writ petitioners are not correct.”
3. In view of the averments made in paragraph No.4 of the counter affidavit filed on behalf of the respondents, since no further orders are necessary, the writ petition stands closed. No costs.
cse
To
1.The District Collector,
Coimbatore District,
Coimbatore.
2.The Tahsildar (Mines)
Mudukarrai,
Coimbatore.
3.The Village Administrative Officer,
Pallathurai Village,
Coimbatore District