High Court Madras High Court

K.Jayakumar vs State Of Tamil Nadu on 12 December, 2007

Madras High Court
K.Jayakumar vs State Of Tamil Nadu on 12 December, 2007
       

  

  

 
 
          IN THE HIGH COURT OF JUDICATURE AT MADRAS

                      DATED : 12.12.2007

                           CORAM:

           THE HONOURABLE MR.JUSTICE M.JAICHANDREN

                  W.P. (MD) No.36773 of 2007
                             AND
                      M.P. No.1 of 2007
                              



1.	K.Jayakumar

2.	K.Ashok Kumar

3.	Hamsa

4.	Pradeep Kumar

5.	Prema Kumar

6.	Shanthi

7.	Suresh Kumar

8.	Anand Kumar                  			..Petitioners


               Vs.


1.	State of Tamil Nadu
  	Rep. By Secretary to Government
  	Housing and Urban Development Department
  	Fort St.George
	Chennai 9.

2.	The Member Secretary,
  	Chennai Metropolitan Development Authority
  	No.1
	Gandhi Irwin Salai
  	Egmore
	Chennai 8.                           		..Respondents




PRAYER:  Writ  Petition  filed  under  Article  226  of  the
Constitution of India, praying for the issuance of a Writ of
Declaration  to declare that the provisions  of  Rule  19(b)
(III)-(B)  of the Development Control Rules and Rule  13  of
the  special  Rules  for Multi-Storied  Buildings  as  ultra
vires, illegal, unconstitutional and unenforceable in so far
as it relates to levy and collection of security deposit for
the   proposed  development  and  consequently  direct   the
respondents to issue planning permission for construction of
Basement floor + stilt + 9 floors I.T./I.T.E.S. Building  at
Ambedkar    Road,   Kodmabakkam,   Chennai   and   comprised
T.S.Nos.5/28, 4/93, 4/96, 4/99, 4/94 (Part) and 5/29  (Part)
Block  No.45,  Puliyur  village, Egmore-Nungambakkam  Taluk,
without  insisting upon the payment of security  deposit  of
Rs.12,80,000/-  and  a  sum  of  Rs.1,29,50,000/-    towards
caution deposit for the proposed development as contained in
U.O.  Note.  No.C3/8205/2006 dated 14.11.2007 of the  second
respondent.



          For Petitioners     : Mr.K.Venkatasubramanian

          For Respondents     : Mr.V.Arun for R1
                                Additional Govt. Pleader
                                Mr.Kathiravan for R2



                          O R D E R

Mr.V.Arun, the learned Additional Government Pleader

takes notice for the first respondent and Mr.Kathiravan, the

learned counsel takes notice for the second respondent.

Heard both sides.

2. With the consent of the learned counsels appearing

on either side, the writ petition itself is taken up for

final disposal.

3. It is stated that the petitioners have applied for

construction of Basement + Stilt + 9 Floors I.T.Building at

T.S.Nos.5/28, 4/93, 4/96, 4/99, 4/94 (Part) and 5/29 (Part),

Block No.45, Puliyur Village, Ambedkar Road, Kodambakkam,

Chennai, on 13.04.2006 to the second respondent. The

petitioners have stated that the provisions as contained in

Rule-19(b)(III)(B) of the Development Control Rules framed

under the provisions of the Tamil Nadu Town and Country

Planning Act, 1971 and the Rule 13 of the Special Rules

framed under Rule 17(a) of the Development Control Rules and

the rules for Information Technology Park framed under Rule

17(e) in so far as they seek to empower the respondents to

levy security deposit and caution deposit with regard to the

proposed development is ultravires, unconstitutional and

void in the eye of law.

4. However, at this stage of hearing of the writ

petition, the learned counsel appearing on behalf of the

petitioners had submitted that it would suffice if an order

is passed by this Court, by following the earlier orders

made in other writ petitions involving similar issues. One

such order, dated 6.11.2007, made in W.P.No.34638 of 2007,

has been placed before this Court, wherein a conditional

order has been passed, directing the respondents therein to

consider the petitioner’s plan in accordance with law on

compliance of certain conditions by the petitioner therein.

5. The learned counsels appearing for the respondents

have no objection for this Court in passing such an order.

6. In such circumstances, the respondents are directed

to consider the Petitioners’ plan, in accordance with law,

on the petitioners furnishing 100% Bank Guarantee for a sum

of Rs.1,29,50,000/-, towards the caution deposit, for a

period of five years, and for a sum of Rs.12,80,000/-,

towards the security deposit, till the completion of the

work.

7. With the above directions, this writ petition is

disposed of, at the admission stage itself. No costs.

Consequently, the connected miscellaneous petition is

closed.

vri/csh

To

1. The Secretary to Government
Government of Tamil Nadu
Housing and Urban Development Department
Fort St.George
Chennai 9.

2. The Member Secretary
Chennai Metropolitan Development Authority
No.1
Gandhi Irwin Salai
Egmore
Chennai 8.