High Court Madras High Court

N.Krishnamoorthy vs The Commissioner on 11 April, 2011

Madras High Court
N.Krishnamoorthy vs The Commissioner on 11 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated  11.4.2011

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.9063 of 2011
 
 

N.Krishnamoorthy                                                      ... Petitioner 
 
                                                   Vs

1.The Commissioner,
   Corporation of Chennai,
   Ripon Buildings,
   No.1131, E.V.R. Periyar Salai,
   Chennai-600 003.

2.The Zonal Officer,
   Zonal Office IV,
   Corporation of Chennai,
   No.5, Anderson Road,
   Ayanavaram,
   Chennai-600 023.

3.N.Muugan.                                                         ... Respondents
       

	Writ Petition is filed under Article 226 of the Constitution of India praying to issue  a Writ of Mandamus, directing the first respondent to enquire into and dispose of the representation of the petitioner dated 1.2.2011 within a time to be fixed by this Court.



	For petitioner  		:  	M/s.L.Surya Associates

	For respondents
	1 and 2 			: 	Mr.V.Bharathidasan

  -----

O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, directing the first respondent to enquire into and dispose of the representation of the petitioner dated 1.2.2011 within a time to be fixed by this Court.

2. Mr.V.Bharathidasan, learned counsel takes notice on behalf of the respondents 1 and 2. In view of the order that is to be passed, the notice to the third respondent is dispensed with. By consent of both parties, the writ petition is taken up for final disposal.

3. The grievance of the petitioner is that the third respondent is maintaining a cattle shed in the residential area which is causing great inconvenience to the petitioner. A representation has been given on 1.2.2011 and has been acknowledged by the respondents 1 and 2. Since no action has been taken, the present writ petition has been filed.

4. Mr.V.Bharathidasan, learned counsel for the respondents 1 and 2 states that the representation/complaint of the petitioner will be enquire into and suitable action will be taken purely in accordance with law.

5. In view of the submission made by the learned counsel for the respondents 1 and 2, the respondents 1 and 2 are directed to consider the representation/complaint of the petitioner, on its own merits and in accordance with law expeditiously.

6. If any action is proposed against the third respondent, the respondents 1 and 2 are directed to decide the issue strictly in accordance with the provisions of the Act and the Rules and the third respondent should also be noticed so as to avoid allegations of violation of principles of natural justice. The Writ Petition is disposed of as above. No costs.


11.4.2011    

Index:    No
Internet: Yes 

ts

To
1.The Commissioner,
   Corporation of Chennai,
   Ripon Buildings,
   No.1131, E.V.R. Periyar Salai,
   Chennai-600 003.

2.The Zonal Officer,
   Zonal Office IV,
   Corporation of Chennai,
   No.5, Anderson Road,
   Ayanavaram,
   Chennai-600 023. 
R.SUDHAKAR,J.

ts.









                                                                            Order in  
                                                                   W.P.No.9063 of 2011
                                                                            11.4.2011