High Court Madras High Court

A.S. Jahangir vs The Chennai Metropolitan … on 28 November, 2006

Madras High Court
A.S. Jahangir vs The Chennai Metropolitan … on 28 November, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 28.11.2006

CORAM:

THE HONOURABLE MR. JUSTICE P. SATHASIVAM
AND
THE HONOURABLE MR. JUSTICE S. TAMILVANAN

WRIT PETITION No.36086 of 2002


+ + + + +

1. A.S. Jahangir

2. M. Chandrasekar

3. C. Mohan					    ..Petitioners


	vs.


1. The Chennai Metropolitan Development Authority
   rep. By its Member Secretary
   Thalamuthu Natarajan Maaligai
   Gandhi Irwin Road
   Egmore, 
   Chennai 600 008.

2. D. Ramadoss

3. M.S. Kalyanaraman

4. K. Sarada
   (R.3 & R.4 impleaded 
    as respondents
    as per the order 
    dt.19.04.2006 made in 
    WPMP.No.43666/05)				    ..Respondents

+ + + + +

	
	Writ petition filed under Article 226 of the Constitution of India praying for issuance of a Writ of Certiorarified mandamus as stated therein.


- - - - -
For petitioners : Mr. S. Ayyathurai

For respondents : Mr. J. Ravindran for R.1

		  Mr. R. Muthukumarasamy, Sr.counsel 
	                  for Mr. V. Subbarayan for R.2

		  Mr. Narayanasamy for R.3 and R.4
- - - - -


ORDER

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

Aggrieved by the proceedings of the first respondent dated 05.06.2002 regularising the construction made by the second respondent, the petitioners have filed the above writ petition to quash the same and direct the respondents to demolish the unauthorised 4th floor put up by the second respondent at Door No.12, Second Main Road, East C.I.T. Nagar, Nandanam, Chennai 35.

2. Heard the learned counsel for the petitioners as well as the respondents.

3. As said earlier, the petitioners are challenging the regularisation order / proceedings at the instance of the Government and the Chennai Metropolitan Development Authority (in short “CMDA”). Mr. R. Muthukumarasamy, learned senior counsel appearing for the second respondent by pointing out that the disputed construction was completed before the cut-off date viz., 28.02.1999 and in the light of the decision of this Court in the case Consumer Action Group vs. The State of Tamil Nadu (2006 (4) CTC 481), it is for the Monitoring committee to consider the grievance of the petitioners. Mr. S. Ayyathurai, learned counsel appearing for the petitioners by pointing out the letter dated 31.01.2002 of CMDA submitted that the reference made therein show that the construction was in progress even in the month of October, 2001 and according to him the first scheme approved by the First Bench is not applicable to the building in question. For this, the learned senior counsel appearing for the second respondent has brought to our notice that similar notices viz., stop work notice and demolition notice were issued by CMDA even before the cut-off date, which amply show that the building (4th floor) was completed before 28.02.1999. We are not not expressing our views with regard to the same in view of the direction of the First Bench that the issue is to be considered by the Monitoring Committee.

4. In the light of the assertion of the learned senior counsel appearing for the second respondent, we are of the view that it is for the Monitoring Committee to consider the allegations made by the petitioners. On this ground, without going into the merits of the case, direction is issued to the CMDA to refer the dispute to the Monitoring Committee, after intimation to the parties. The Monitoring Committee is directed to consider and dispose of the same, after affording opportunity to both parties.

The writ petition is disposed of accordingly. No costs.

kh

To

The Member Secretary
Chennai Metropolitan Development Authority
Thalamuthu Natarajan Maaligai
Gandhi Irwin Road
Egmore
Chennai 600 008.

[PRV/8780]