High Court Madras High Court

J.Jayakumar vs The Tamil Nadu Electricity Board on 5 February, 2010

Madras High Court
J.Jayakumar vs The Tamil Nadu Electricity Board on 5 February, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED   05.02.2010

CORAM

THE HONOURABLE MR. JUSTICE M.JAICHANDREN

W.P. NO.269 OF 2010

J.Jayakumar						..	   Petitioner

Versus

1.The Tamil Nadu Electricity Board
   rep. by its Chairman,
   No.800, Anna Salai, 
   Chennai  600 002.

2.The Chief Engineering/ Commercial
   Tamil Nadu Electricity Board,
   No.800, Anna Salai, 
   Chennai  600 002.

3.The Superintending Engineer,
   Tamil Nadu Electricity Board,
   C.E.D.C. South,
   Valluvarkottam, Chennai  34.	

4.The Assistant Executive Engineer/O&M
   Tamil Nadu Electricity Board,
   No.1, Link Road, Nandanam, South Circle,
   Chennai  35.

5.Chennai Metropolitan Development Authority,
   Rep. by its Member Secretary,
   No.1, Gandhi Irwin Road,
   Egmore, Chennai  600 008.			..	  Respondents

PRAYER: Writ petition has been filed under Article 226 of The Constitution of India to issue a Writ of Mandamus directing the 1 to 4 respondents to effect Electricity Service connection on the application to the petitioner's premises situate at D.No. New.3, Old.2, Burkit Road, Mooparappan Street, T.Nagar, T.S.No.5850, Block No.131, T.Nagar Village, Chennai-17 in accordance with law and without insisting on production of Completion Certificate/No Objection Certificate from the fifth respondent or any other planning authorities concerned.

	 		For Petitioner   	:  Mr.E.Martin Jeyakumar
			For Respondents	:  Mr.A.Selvendran, (for R1 to R4)
						   Mr.D.Veerasekaran, (for R5)

					* * * * *	


O R D E R

Heard the learned counsel appearing for the petitioner and the learned counsels appearing for the respondents.

2. In spite of the matter being adjourned on several occasions, the Chennai Metropolitan Development Authority, had not filed the inspection report, as directed by this Court.

3. In view of the earlier orders passed by this Court, directing the Tamil Nadu Electricity Board to grant electricity service connection to the concerned petitioner, without insisting on the completion certificate from the Chennai Metropolitan Development Authority, wherever it was found that there were only minor deviations in the construction of the buildings, the 1 to 4 respondents to effect Electricity Service connection on the application to the petitioner’s premises situate at D.No. New.3, Old.2, Burkit Road, Mooparappan Street, T.Nagar, T.S.No.5850, Block No.131, T.Nagar Village, Chennai-17, without insisting on the production of the Completion Certificate/No Objection Certificate from the fifth respondent authority, if the deviations found in the construction of the building in the petitioner’s premises is only minor in nature. The respondents 1 to 4 are directed to provide the electricity service connection, within a period of four weeks from the date of receipt of a copy of this order. The writ petition is ordered accordingly. No costs.

vs

To

1.The Chairman,
Tamil Nadu Electricity Board,
No.800, Anna Salai,
Chennai 600 002.

2.The Chief Engineering/ Commercial
Tamil Nadu Electricity Board,
No.800, Anna Salai,
Chennai 600 002.

3.The Superintending Engineer,
Tamil Nadu Electricity Board,
C.E.D.C. South,
Valluvarkottam, Chennai 34.

4.The Assistant Executive Engineer/O&M
Tamil Nadu Electricity Board,
No.1, Link Road, Nandanam, South Circle,
Chennai 35.

5.Chennai Metropolitan Development Authority,
Rep. by its Member Secretary,
No.1, Gandhi Irwin Road,
Egmore,
Chennai 600 008