High Court Madras High Court

Emeraled Promoters (P) Ltd vs The State Of Tamil Nadu on 28 November, 2006

Madras High Court
Emeraled Promoters (P) Ltd vs The State Of Tamil Nadu 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.27330 of 2003


* * * * *

Emeraled  Promoters (P) Ltd.,
rep., by its Managing Director
P.Srinivasan,
S/o K.parthasarathy.
No.30, West Cott Road,
Royapettah, 
Chennai 600 014.				   ..Petitioner


	Vs.


1. The State of Tamil Nadu,
   rep. by its Secretary to Government,
   Housing & Urban Development Department,
   Chennai 600 009.

2. The Member Secretary,
   The Chennai Metropolitan Development Authority,
   Thalamuthu Natarajan Building,
   No.8, Gandhi Irwin Road,   
   Chennai 600 008. 				   ..Respondents

* * * * *

	
	Writ Petition  filed under Article 226 of the Constitution of India  for issuance of a writ of   Declaration  to declare that    Rule 19 (b) III B of  Development Control Rules as ultra vires the Tamil Nadu Town and Country Planning  Act, illegal,  unconstitutional and unenforceable in so far as it relates  to the  demand  of security deposit for the proposed development  in so far as the petitioner is concerned and consequently, direct the second respondent to issue planning permission to the petitioner without insisting on payment of security deposit of Rs.5,75,000/-, Rs.4,75,000/- towards development charges and Rs.1,00,000/- towards septic tank with upflow filter charges as per letter No.B3/35630/2002 dated 19.09.2003 on the file of the second respondent.


- - - - -
For Petitioner	 :  Mr.D.S.Rajasekaran

For Respondent 1 :  Mr.R.Viduthalai, Advocate General for Mr.K.Elango, Spl. G.P.

For Respondent 2 :  Mr.J.Ravindran for CMDA.
- - - - -
					  

ORDER 

(Order of the Court was delivered by P.SATHASIVAM, J.)

Learned counsel appearing for the petitioner seeks permission to withdraw the above writ petition and has also made an endorsement to that effect. Accordingly permission is granted and the writ petition is dismissed as withdrawn. It is made clear that if need arises, the petitioner is permitted to challenge the provisions of Rule 19(b) (III-B) of Development Control Rules at the appropriate time. No costs.

raa

To

1. The Secretary to Government,
Govt. of Tamil Nadu,
Housing & Urban Development Department,
Chennai 600 009.

2. The Member Secretary,
The Chennai Metropolitan Development Authority,
Thalamuthu Natarajan Building,
No.8, Gandhi Irwin Road,
Chennai 600 008.