High Court Madras High Court

G.Jayaraman vs The Commissioner on 12 January, 2011

Madras High Court
G.Jayaraman vs The Commissioner on 12 January, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated  12.1.2011

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.566 of 2011
and
M.P.No.1 of 2011

 
G.Jayaraman.                                                       ... Petitioner  
 
vs.

1.The Commissioner,
   Alandur Municipality,
   Office of the Alandur Municipality,
   Alandur,
   Chennai.  

2.Mr.Gunasekara Naidu.                                       ... Respondent  


	Writ Petition is filed under Article 226 of the Constitution of India praying to issue  a Writ of Mandamus, to direct the first respondent to protect the 80 feet road situated in Thalakkanacheri Village, Saidapet Taluk, Chengalpet District from any encroachment and maintain the same as 80 feet road for the usage of public. 
 

	For petitioner  	     	:  Mr.Seliv George

	For the first respondent:  Mr.L.S.M.Hasan Fizal.
				            Government Advocate

  -----

O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, to direct the first respondent to protect the 80 feet road situated in Thalakkanacheri Village, Saidapet Taluk, Chengalpet District from any encroachment and maintain the same as 80 feet road for the usage of public.

2. Mr.L.S.M.Hasan Fizal, learned Government Advocate takes notice on behalf of the first respondent. In view of the order that is to be passed in this writ petition, the notice to the second respondent is dispensed with. By consent of the petitioner’s counsel and the Government Advocate, the writ petition is taken up for final disposal.

3. Petitioner claims to be the owner of the property as mentioned above. According to the petitioner, the second respondent, a neighbour is encroaching upon 80 feet public road belonging to the respondent municipality. A complaint/representation has been given on 5.1.2011 to the first respondent. However, there is no proof of proper acknowledgment to the said representation dated 5.1.2001 addressed to the first respondent.

4. In view of the above, petitioner is directed to give a fresh representation to the first respondent on proper acknowledgment and as and when such representation is made, the first respondent Municipal Commissioner is directed to consider the said representation on its owner merits and in accordance with law. It is made clear that this Court has not expressed any opinion on merits. If, at the behest of the petitioner, any action is taken and if the interest of the second respondent or any third party will be affected, they have to be duly noticed so as to avoid allegations of violations of principles of natural justice. The Writ Petition is disposed of as above. No costs. Consequently, connected miscellaneous petition is closed.


                                                                               12.1.2011
Index:      No
Internet:  Yes  
ts
To
The Commissioner,
Alandur Municipality,
Office of the Alandur Municipality,
Alandur,
Chennai.   
R.SUDHAKAR,J.

ts.









                                                                               Order in  
                                                                      W.P.No.566 of 2011                                                       
                                                                              12.1.2011