High Court Madras High Court

K.C.Gopalan vs Chennai Metropolitan Water … on 8 April, 2011

Madras High Court
K.C.Gopalan vs Chennai Metropolitan Water … on 8 April, 2011
       

  

  

 
 
  IN THE HIGH COURT OF JUDICATURE AT MADRAS

Date:8.4.2011

CORAM

THE HONOURABLE MR. JUSTICE R.SUDHAKAR

Writ Petition No.9290 of 2011  
 
 

K.C.Gopalan.                                                        ... Petitioner

                                                  Vs

1.Chennai Metropolitan Water Supply
   and Sewerage Board,   
   represented by its Managing Director,
   No.1, Pumping Station Road,
   Chennai-600 002.

2.Area Engineer,
   Chennai Metropolitan Water Supply
   and Sewerage Board,   
   3, Vadivelu II Cross Street,
   Perambur,
   Chennai-600 011.

3.Chennai Metropolitan
   Development Authority,
   represented by its Member-Secretary,    
   No.1, Gandhi Irwin Road,
   Egmore,
   Chennai-8.                                                  ... Respondents
  

	Writ Petition  is filed under Article 226 of the Constitution of India praying to issue a Writ of  Mandamus, Directing the respondents, to receive, consider and provide drainage and water connection to the building put up by the petitioner at Door Nos.76 and 37/1, Madhavaram High Road, Perambur, Chennai-600 011 comprised in S.No.353/2, Block No.76 and S.No.353/21, Block No.21 of Perambur Village, Chennai without insisting upon completion certificate/NOC from the third respondent in accordance with G.O.Ms.No.139 dated 15.10.2007 issued by Municipal Administration and Water Supply (Metro Water) Department.


	For Petitioner     	:       Mr.R.Mohan  

	For Respondents : 	Mr.G.S.Mohan
					for R1 and R2

					Mr.C.Kathiravan,
					for R3.
						 
-----
O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, Directing the respondents, to receive, consider and provide drainage and water connection to the building put up by the petitioner at Door Nos.76 and 37/1, Madhavaram High Road, Perambur, Chennai-600 011 comprised in S.No.353/2, Block No.76 and S.No.353/21, Block No.21 of Perambur Village, Chennai without insisting upon completion certificate/NOC from the third respondent in accordance with G.O.Ms.No.139 dated 15.10.2007 issued by Municipal Administration and Water Supply (Metro Water) Department.

2. Mr.G.S.Mohan, learned counsel, takes notice on behalf of the respondents 1 and 2. Mr.C.Kathiravan, learned counsel takes notice on behalf of the third respondent. By consent of both the parties, the writ petition is taken up for final disposal.

3. Petitioner seeks water supply and drainage connection to his residential premises as above, stating that the planning permission has been granted by the Corporation of Chennai. It is an ordinary building and it is covered by G.O.Ms.No.139 Municipal Administration and Water Supply (Metro Water) Department dated 15.10.2007. There is no dispute by the respondents on this plea.

4. In such view of the matter, the petitioner is directed to submit application to the respondents 1 and 2 seeking provision of water supply and sewerage connection. On receipt of such application the respondents 1 and 2 shall consider the same and provide water supply and sewerage connection, if the application is otherwise in order. The Writ Petition is ordered as above. No costs.

Index:       No							8.4.2011

Internet:  Yes 
 

ts

To

1.The Managing Director,
   Chennai Metropolitan Water Supply
   and Sewerage Board,     
   No.1, Pumping Station Road,
   Chennai-600 002.

2.Area Engineer,
   Chennai Metropolitan Water Supply
   and Sewerage Board,   
   3, Vadivelu II Cross Street,
   Perambur,
   Chennai-600 011.

3.The Member-Secretary,    
   Chennai Metropolitan
   Development Authority,    
   No.1, Gandhi Irwin Road,
   Egmore,
   Chennai-8.                   

R.SUDHAKAR,J.,
									
											     ts
								






						                               Order in
                                                  W.P.No.9290 of 2011
							                     9.4.2011