High Court Madras High Court

M/S.Express Infra Structure … vs The Chairman on 5 January, 2010

Madras High Court
M/S.Express Infra Structure … vs The Chairman on 5 January, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED 05.01.2010

CORAM

THE HONOURABLE MR.JUSTICE M. JAICHANDREN

W.P.No.25258 of 2009
and 
M.P.No.1 of 2009


M/s.Express Infra Structure Private Ltd.,
Rep. by the President,
No.2, Club House Road,
Mount Road, Chennai  600 002.    	            .. Petitioner

 				
						.. Vs ..

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

2.	The Chief Engineer, (Commercial),
	Tamil Nadu Electricity Board,
	TNEB Complex, NPKR Maligai,
	No.800, Anna Salai,
	Chennai  600 002.

3.	The Superintending Engineer (O & M),
	TNEB/CEDC/Central,
	Valluvarkottam, Chennai  600 034.

4.	The Member Secretary,
	CMDA, No.1, Gandhi Irwin Road,
	Chennai  600 008.		           	  .. Respondents	  

	Writ petition filed under Article 226 of the Constitution of India, praying for issuance of a Writ of Mandamus, directing the respondents 1 to 3 herein to provide forthwith permanent electricity power supply service connection for the commercial building of the petitioner at Express Estates, No.49 and 50L, Whites Road, Royapettah, Chennai-14 comprised in Block No.9,  T.S.No.315/1, Triplicane Village, Mylapore-Triplicane Taluk, Chennai District, without insisting upon the completion certificate from the fourth respondent.

		For Petitioner     :	 M/s.V.J.Latha
		For RR-1 to 3      :	 Mr.A.Selvendran 
		For R-4		    : 	 Mr.D.Veerasekaran	
- - - - -

ORDER

This writ petition is filed praying for the issuance of a writ of Mandamus to direct the respondents 1 to 3 herein to provide, forthwith, permanent electricity power supply service connection for the commercial building of the petitioner at Express Estates, No.49 and 50L, Whites Road, Royapettah, Chennai-14, comprised in Block No.9, T.S.No.315/1, Triplicane Village, Mylapore-Triplicane Taluk, Chennai District, without insisting upon the completion certificate from the fourth respondent.

2. Based on the direction issued by this Court, the Chennai Metropolitan Development Authority has filed a report, dated 31.12.2009, which reads as follows:-
Sl.

No.

Description
Dimensi on as per approved plan
Dimension as on site
Extent of Deviations/ Violations
Tolerance limit as per completion certificate Norms
Whether satisfies completion certificate Norms
% of violation of completion certificate Norms

1)
Dimension of the Building
Ground Floor Length

Breadth

Basement Floor

Length (N)

Breadth (East)

236.634m

83.15m

255.973

132.635

236.63m

83.15m

255.97

132.63

0.30m

0.30m

0.30m

0.30m

Yes

Yes

Yes

Yes
Arise (DNA)

DNA

DNA

DNA

DNA

2)
FSB (Southern side)
Ground Floor

Basement Floor

29.152
21.028
25.50

22.721
17.70

13.633
12.600
12.458
10.673
10.950
10.896
11.200
14.800
15.78

29.15
21.03
17.80

22.72
17.70

13.63
12.60
12.45
10.67
10.95
10.89
11.20
14.80
15.78

Less by
7.50m

0.30m
0.30m
0.30m

0.30m
0.30m

0.30m
0.30m
0.30m
0.30m
0.30m
0.30m
0.30m
0.30m
0.30m

Yes
Yes
Yes

Yes
Yes

Yes
Yes
Yes
Yes
Yes
Yes
Yes
Yes
Yes

DNA
DNA
Due to unsupported canopy Howev er, satisfies permissible FSB as per Development Regulations
DNA
DNA

DNA
DNA
DNA
DNA
DNA
DNA
DNA
DNA
DNA

3)
RSB (North) Ground Floor

Basement Floor

25.913
25.756
17.146
25.672
25.585

11.312
10.571
10.443
10.700

25.91
25.75
17.14
25.67
25.59

11.31
10.57
10.44
10.70

0.30m
0.30m
0.30m
0.30m
0.30m

0.30m
0.30m
0.30m
0.30m

Yes
Yes
Yes
Yes
Yes

Yes
Yes
Yes
Yes

DNA
DNA
DNA
DNA
DNA

DNA
DNA
DNA
DNA

4)
SSB (West) Ground Floor

Basement Floor

25.65
27.09
27.20

10.350
10.500
10.339

25.65
27.09
27.20

10.35
10.50
10.34

0.30m
0.30m
0.30m

0.30m
0.30m
0.30m

Yes
Yes
Yes

Yes
Yes
Yes

DNA
DNA
DNA

DNA
DNA
DNA

5)
SSB (East) Ground Floor

Basement Floor

29.74
21.25
27.50

13.585
12.900
21.257

31.40
21.25
27.50

13.58
12.90
21.26

0.30m
0.30m
0.30m

0.30m
0.30m
0.30m

Yes
Yes
Yes

Yes
Yes
Yes

DNA
DNA
DNA

DNA
DNA
DNA

6)
FSI
2.23

2.233

Exce ss by 0.003
0.03

Yes
DNA

7)
Car Parking

Required

Provided

1317 Nos.

1400

1378 Nos.

Yes

DNA

8)
Building Height

46.125

45.95

Yes

DNA

9)
Total ** Height
55.22 m
55.30m
Exce ss by 0.08 m

No

0.14%

3. In view of the earlier order passed by this Court on 03.12.2009, in W.P.No.21699 of 2009 and considering the fact that the deviation, as shown in the report, is minimal in nature, the writ petition is disposed of with a direction to the respondents 1 to 3 herein to provide electricity supply to the petitioner’s commercial building at Express Estates, No.49 and 50L, Whites Road, Royapettah, Chennai-14, comprised in Block No.9, T.S.No.315/1, Triplicane Village, Mylapore-Triplicane Taluk, Chennai District, without insisting upon the completion certificate from the fourth respondent, within a period of four weeks from the date of receipt of a copy of this order.

4. However, it is made clear that it is open to the Chennai Metropolitan Development Authority to take a decision, with regard to the deviations, at the time of the issuing of the completion certificate.

5. Accordingly, the writ petition is disposed of. No costs. Consequently, the connected miscellaneous petition is closed.

jrl

To

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

2. The Chief Engineer, (Commercial),
Tamil Nadu Electricity Board,
TNEB Complex, NPKR Maligai,
No.800, Anna Salai,
Chennai 600 002.

3. The Superintending Engineer (O & M),
TNEB/CEDC/Central,
Valluvarkottam, Chennai 600 034.

4. The Member Secretary,
CMDA, No.1, Gandhi Irwin Road,
Chennai 600 008