High Court Madras High Court

Gnanambikai Mills Ltd vs Assistant Divisional Engineer on 28 April, 2011

Madras High Court
Gnanambikai Mills Ltd vs Assistant Divisional Engineer on 28 April, 2011
       

  

  

 
 
  IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED  28.04.2011

CORAM
THE HONOURABLE MR. JUSTICE R. SUDHAKAR
W.P.No.11750  OF 2011
and
M.P.No.1  of 2011

Gnanambikai Mills Ltd.,
Rep. by its Managing Director, 
P.B.No.5307,
Gnanambikai Mills Post,
Coimbatore-641 029                                        ...    Petitioner

					..Vs..


1.Assistant Divisional Engineer,
   Highways Department,
   Coimbatore North,
   Coimbatore.

2.The Executive Officer,
   Vellakinar Town Panchayat,
   Vellakinar, Coimbatore.                                   ...     Respondents 

Prayer: This petition is filed under Article 226 of the Constitution of India to issue a Writ of Mandamus forbearing the respondents from constructing the open drainage from the Ellai Mahaliamman Temple to the compound wall of the petitioner mill and direct the respondents to consider the proposal given by the petitioner in its letter Ref:GNML/F&A/2011-12/34 dated 19.04.2011. 

		
		
		For Petitioner:		: Ms.A.T.Asha for
                                                     M/s.Sarvabhauman Associates  

		For Respondents:	: Mr.S.Shiva Shanmugam 
						  Government Advocate  

ORDER

This writ petition is filed to direct respondents from constructing the open drainage from the Ellai Mahaliamman Temple to the compound wall of the petitioner mill and direct the respondents to consider the proposal given by the petitioner in its letter Ref:GNML/F&A/2011-12/34 dated 19.04.2011.

2. The petitioner grievance is that the second respondent is constructing a open drainage adjacent to the compound wall of the mill only to accommodate some other person. In this regard, a representation has been given on 19.04.2011 to the second respondent with acknowledgment on the same day.

3. Heard Mr.S.Shivashanmugam, learned Government Advocate appearing for the respondents 1 and 2.

4. In view of the nature of grievance expressed by the petitioner, the second respondent is directed to consider and dispose of the petitioner’s representation on merits and in accordance with law on or before 06.05.2011. Till such time the representation is disposed of, the second respondent shall not take up any further activity.

5. With the above direction, the writ petition is disposed of. No costs. Consequently, connected M.P. is closed.

28.04.2011
rrg

Index: yes/No
Internet: Yes/No
To

1.Assistant Divisional Engineer,
Highways Department,
Coimbatore North,
Coimbatore.

2.The Executive Officer,
Vellakinar Town Panchayat,
Vellakinar, Coimbatore.

R. SUDHAKAR,J.,

rrg

W.P. No.11750 of 2011

Date: 28.04.2011