High Court Madras High Court

S.Subramaniam Balaji vs Mr.V.Bharathidasan on 29 April, 2011

Madras High Court
S.Subramaniam Balaji vs Mr.V.Bharathidasan on 29 April, 2011
       

  

  

 
 
 ?IN THE HIGH COURT OF JUDICATURE AT MADRAS
%DATED: 29/04/2011
*CORAM
THE HONOURABLE MR. JUSTICE R.SUDHAKAR
+WP.10754 of 2011
#R.V.M.Sumanth Rao
$Corporation of Chennai
!FOR PETITIONER : S.Subramaniam Balaji
^FOR RESPONDENT : Mr.V.Bharathidasan
:ORDER

IN THE HIGH COURT OF JUDICATURE AT MADRAS

Date:29.4.2011

CORAM

THE HONOURABLE MR. JUSTICE R.SUDHAKAR

Writ Petition No.10754 of 2011

R.V.M.Sumanth Rao, … Petitioner

vs.

The Commissioner,
Corporation of Chennai,
Ripon Building,
EVR Salai,
Chennai-600 003. … Respondent

Writ Petition is filed under Article 226 of the Constitution of India praying to issue a Writ of Mandamus, directing the respondent to consider the representation dated 1.12.2010.

	For Petitioner   		:       Mr.S.Subramaniam Balaji

	For Respondent 		:	Mr.V.Bharathidasan

----- 
O R D E R

Writ Petition is filed praying to issue a Writ of Mandamus, directing the respondent to consider the representation/complaint dated 1.12.2010.

2. Mr.V.Bharathidasan, learned counsel takes notice on behalf of the respondent. By consent of both parties, the writ petition is taken up for final disposal.

3. The writ petition has been filed to direct the respondent to consider the representation/complaint dated 1.12.2010.

4. On going through the representation/complaint dated 1.12.2010, this Court is unable to accept the plea for a direction as sought for as the representation/complaint is bereft of details. The name and address of the person, who has obtained planning permit by playing fraud on the authority is not stated in the representation/ complaint and the nature of fraud committed is also not stated.

5. Since the name and address of the person is not found in the representation/complaint, it will not be possible for the respondent to consider the complaint effectively. Hence, this Court is not inclined to accept the plea of the petitioner to consider the incomplete and vague representation/complaint. The petitioner, however, is given liberty to submit a fresh representation with all relevant particulars to the respondent. On receipt of such representation, the respondent shall consider and dispose of the same on its own merits and in accordance with law.

6. The Writ Petition is disposed of as above. No costs.

Index:     No							29.4.2011

Internet:  Yes 

ts

To    

The Commissioner,
Corporation of Chennai,
Ripon Building,
EVR Salai,
Chennai-600 003.  

  
        
R.SUDHAKAR,J.,
									
											     ts
								






						                              Order in
                                                  W.P.No.10754 of 2011
							                    29.4.2011