Madras High Court
M/S Narayana Apartment Owners … vs The Member Secretary on 12 March, 2007
In the High Court of Judicature at Madras
Dated: 12.03.2007
Coram:
The Honourable Mr.Justice P.SATHASIVAM
and
The Honourable Mr.Justice N. PAUL VASANTHAKUMAR
W.P. No.30395 of 2006
M/s Narayana Apartment Owners Association (Regd.),
rep. by its Secretary R.Sankaran,
Old No.18, New No.24,
Gopalakrishna Street (West),
T.Nagar,
Chennai 600 017. .. Petitioner
Vs
1. The Member Secretary,
Chennai Metropolitan Development Authority,
No.1, Gandhi Irwin Road,
Chennai 600 008.
2. The Commissioner,
Corporation of Chennai,
Rippon Building,
Chennai 600 003. .. Respondents
Writ petition filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus to direct the respondents to take appropriate further proceedings with reference to the unauthorised construction in the fourth floor of the property in New No.24(Old No.18), Gopalakrishna Street, T.Nagar, Chennai-600 017 as evidenced by their inspection report dated 26.08.2003.
For Petitioner : Mr.T.S.Baskaran
For 1st respondent : Mr.J.Ravindran
ORDER
(Order of the Court was delivered by P.SATHASIVAM,J.)
Learned counsel for the petitioner seeks permission to withdraw the above writ petition with liberty to file a fresh writ petition on the same cause of action impleading all the required parties.
2. Accordingly, permission is granted and the writ petition is dismissed as withdrawn. No costs.
raa
To
1. The Member Secretary,
Chennai Metropolitan Development Authority,
No.1, Gandhi Irwin Road,
Chennai 600 008.
2. The Commissioner,
Corporation of Chennai,
Rippon Building,
Chennai 600 003.
[PRV/9866]