IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 16.3.2011
CORAM
THE HON'BLE MR.JUSTICE M.JAICHANDREN
Writ Petition No.2682 of 2011
1 MR.JAYARAMAN [ PETITIONER ]
Vs
1 THE COMMISSIONER
COIMBATORE CITY MUNICIPAL CORPORATION
TOWN HALL COIMBATORE-1.
2 THE ASST.COMMISSIONER
SOUTH ZONE
COIMBATORE CITY MUNICIPAL CORPORATION
COIMBATORE-641 018. [ RESPONDENTS ]
Writ Petition filed under Article 226 of the Constitution of India praying for a writ of Mandamus to direct the respondents to correct the Property Tax book in Old Assessment No.97095 and New Assessment 225223, as per the order of the Taxation Appellate Tribunal, Coimbatore in T.A.T.in No.330/2000/A17 dated 10.10.2000.
For petitioner : Mr.B.Nedunchezhiyan
For respondents : Mr.R.Sivakumar
O R D E R
At this stage of the hearing of the writ petition, the learned counsel appearing for the respondents had placed before this Court an order of the second respondent, in Na.Ka.No.1696/11/A4, dated 8.3.2011, wherein, it has been stated that the order of the Taxation Appellate Tribunal, dated 10.10.2010, in T.A.T.No.330/2000/A-17, had already been implemented.
2. The learned counsel appearing for the petitioner had not refuted the said submissions of the learned counsel appearing for the respondents.
3. Recording the submissions made by the learned counsels appearing for the parties concerned, the writ petition stands closed, as no further orders are necessary. No costs.
lan
To:
1 THE COMMISSIONER
COIMBATORE CITY MUNICIPAL CORPORATION
TOWN HALL COIMBATORE-1.
2 THE ASST.COMMISSIONER
SOUTH ZONE
COIMBATORE CITY MUNICIPAL CORPORATION
COIMBATORE 641 018