High Court Madras High Court

Abdul Hakkim vs The Commissioner Of Municipal on 12 February, 2010

Madras High Court
Abdul Hakkim vs The Commissioner Of Municipal on 12 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  12-02-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P.No.2703 of 2010
and
M.P.Nos.1&2 of 2010

Abdul Hakkim							.. Petitioner
Vs.

1. The Commissioner of Municipal 
                Administration
    Ezhilagam,
    Chepauk,
    Chennai  600 005.

2. The Commissioner,
    Coimbatore Corporation,
    Coimbatore-1

3. The Assistant Commissioner (West Zone)
    Coimbatore Corporation,
    Coimbatore  2.						.. Respondents.


Prayer: This petition has been filed seeking for a writ of  Certiorarified Mandamus to call for the records of the Tender Notification issued by the 2nd respondent dated 04.02.2010, made in Na.Ka.No.5024/2006/A1 (W), calling for public auction in so far as Shop No.64 at Wholesale Vegetable Market Complex, Mettupalayam and quash the same and direct the 2nd respondent to allot shop No.64 at Wholesale Vegetable Market Complex (MGR Market), Mettupalayam to the petitioner.

		For Petitioner	  : Mr.N.Anand Venkatesh

		For R-1 	   	  : Mr.R.Murali,
					    Government Advocate

		For R-2 & R3	  :  Mr.V.Bharathidasan

O R D E R

This writ petition has been filed praying for a writ of Certiorarified Mandamus to call for the records relating to the Tender Notification issued by the second respondent, dated 04.02.2010, made in Na.Ka.No.5024/2006/A1 (W), calling for public auction, in so far as Shop No.64 at the Wholesale Vegetable Market Complex, Mettupalayam is concerned and quash the same and direct the second respondent to allot shop No.64 at the Wholesale Vegetable Market Complex (MGR Market), Mettupalayam, to the petitioner.

2. At this stage of the hearing on the writ petition, the learned counsel appearing on behalf of the second and the third respondents had submitted that shop No.64, Mettupalayam Road, coming under the Coimbatore Corporation, would not be brought for public auction, on 15.02.2010, as scheduled in the Notification, dated 04.02.2010, till the representation of the petitioner, dated 18.12.2009, is disposed of by the second respondent.

3. In view of the submissions made by the learned counsel appearing on behalf of the second and the third respondents, since no further orders are necessary, the present writ petition stands closed. However, with regard to the other shops notified by the Coimbatore Corporation Notification, dated 04.02.2010, the auction may go on, as scheduled. Consequently, connected miscellaneous petitions are closed.


										12.02.2010
Index	   : Yes/No 	
Internet: Yes/No
ogy
Note :	Issue order copy on
		17.02.2010

To

1. The Commissioner of Municipal 
                Administration
    Ezhilagam,
    Chepauk,
    Chennai  600 005.

2. The Commissioner,
    Coimbatore Corporation,
    Coimbatore.

3. The Assistant Commissioner (West Zone)
    Coimbatore Corporation,
    Coimbatore  2.



M.JAICHANDREN,J.
ogy












W.P.No.2703 of 2010














12.02.2010