High Court Madras High Court

M.Guruswamy vs The Tamil Nadu Slum Clearance … on 23 October, 2010

Madras High Court
M.Guruswamy vs The Tamil Nadu Slum Clearance … on 23 October, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATE: 23.10.2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Writ Petition No.29559 of 2010
and M.P.No.1 of 2010

M.Guruswamy							... Petitioner.

vs.	

1.	The Tamil Nadu Slum Clearance Board,
	Rep. by the Managing Director,
	No.5, Kmarasan Salai, Chepauk,
	Chennai  600 005.

2.	The Corporation of Chennai,
	Rep. by its Commissioner
	Chennai  600 003.

3.	The Zonal Officer
	Corporation of Chennai, 3rd Zone,
	Pulliyanthoppu, Perumbar Barracks Road,
	Chennai  600 010.				... Respondents.

Prayer: Petition filed under Article 226 of Constitution of India seeking for the issuance of a writ of Certiorarified Mandamus, calling for the entire records of the 1st respondent's proceedings made in Na.Ka.No.E2/16461/2001 dated 04.11.2010 and quash the same and thereby direct the 1st respondent to allot the Plot No.217, Karimedu Synder Scheme, Vyasarpadi, Chennai  600 039 to the petitioner. 
			For Petitioner	  : Mr.K.A.Ravindran

			For R1		  : Mr.Y.Bhuvanesh Kumar

			For R2 & R3		  : Mr.A.Mohamed Ghouse

*****

O R D E R

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

2. This writ petition has been filed praying for the issuance of a Writ of Certiorarified Mandamus, challenging the proceedings of the first respondent, dated 04.11.2010.

3. The main contention of the learned counsel, appearing on behalf of the petitioner, is that the first respondent has passed an impugned order, dated 04.11.2010, without giving any opportunity of hearing to the petitioner and without furnishing the report of the Corporation of Chennai, based on which, the said impugned order had been passed.

4. Mr.A.Mohamed Ghouse, learned counsel appearing on behalf of the respondents 2 and 3 has submitted that there is an appellate remedy, provided, under Section 59 of the Tamil Nadu Slum Areas (Improvement and Clearance) Act, 1971.

5. In view of the submissions made by the learned counsels appearing on behalf of the petitioner, as well as the respondents, this Court is of the considered view that the relief sought for, by the petitioner in the writ petition, cannot be granted, in view of the availability of the appellate remedy, provided under Section 59 of the Tamil Nadu Slum Areas (Improvement and Clearance) Act, 1971. However, it is made clear that it would be open to the petitioner to avail the appellate remedy, provided under Section 59 of the Tamil Nadu Slum Areas (Improvement and Clearance) Act, 1971, if so advised, in the manner known to law.

The writ petition is disposed of accordingly. No costs. Consequently, connected miscellaneous petition is closed.

ar

To

1. The Managing Director,
The Tamil Nadu Slum Clearance Board,
No.5, Kmarasan Salai, Chepauk,
Chennai 600 005.

2. The Commissioner
The Corporation of Chennai,
Chennai 600 003.

3. The Zonal Officer
Corporation of Chennai, 3rd Zone,
Pulliyanthoppu, Perumbar Barracks Road,
Chennai 600 010