IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated 11.3.2010 CORAM THE HONOURABLE MR.JUSTICE R.SUDHAKAR Writ Petition No.5000 of 2010 and M.P.No.1 of 2010 D.Devendran ... Petitioner -Vs.- 1.The Deputy Director of Town and Country Planning, Chennai Chengalpattu Region, Chennai. 2.The Superintending Engineer, Metro Water, Sewage and Construction Authority, Chennai-2. 3.The Commissioner, Madhavaram Municipality, Chennai-600 060. ... Respondents Writ Petition is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus forbearing the respondents from converting the open space reserved for Park in the layout plan approval as sewage pumping station in violation of the conditions inbuilt in the plan approval granted by the 1st respondent in Survey Nos.1114 (Part), 1116 and 1120/1 (Part), Madhavaram village, Chandraprabhu Colony. For petitioner : Mr.N.Manoharan For respondents : Mr.S.Sivashanmugam for R1 : Mr.B.Mani for R2 ----- O R D E R
Writ Petition is filed to issue a Writ of Mandamus forbearing the respondents from converting the open space reserved for Park in the layout plan approval as sewage pumping station in violation of the conditions inbuilt in the plan approval granted by the 1st respondent in Survey Nos.1114 (Part), 1116 and 1120/1 (Part), Madhavaram village, Chandraprabhu Colony.
2. Mr.S.Sivashanmugam, learned Government Advocate takes notice for the first respondent. Mr.B.Mani, learned counsel takes notice for the second respondent.
3. Learned counsel for the petitioner now fairly states that the petitioner made representations dated 13.11.2009, 29.12.2009 and 25.1.2010 to the third respondent and the same may be directed to be considered and disposed off.
4. Considering the limited prayer now sought for, the writ petition is taken up and disposed off by this order.
5. The grievance of the petitioner has been addressed by way of representations dated 13.11.2009, 29.12.2009 and 25.1.2010. If the same has not been disposed off so far, the third respondent is directed to consider and dispose off the said representations on merits and in accordance with law within one month from the date of receipt of a copy of this order. Petitioner is at liberty to produce any decision of the Court that may be useful for deciding the lis before the third respondent. The Writ Petition stands disposed off accordingly. No costs. Consequently, connected miscellaneous petition is closed.
Index: No 11.3.2010
Internet:Yes
ts
To
1.The Deputy Director of Town
and Country Planning,
Chennai Chengalpattu Region,
Chennai.
2.The Superintending Engineer,
Metro Water, Sewage and
Construction Authority,
Chennai-2.
3.The Commissioner,
Madhavaram Municipality,
Chennai-600 060.
R.SUDHAKAR,J.
ts.
Order in
W.P.No.5000 of 2010
11.3.2010