High Court Madras High Court

S.V.Karunakaran vs The District Collector on 25 March, 2015

Madras High Court
S.V.Karunakaran vs The District Collector on 25 March, 2015
       

  

   

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED :25.03.2015

CORAM
THE HONOURABLE MR.JUSTICE B.RAJENDRAN

W.P(MD).No.365 of 2015

S.V.Karunakaran				...	Petitioner

					Vs.

1.The District Collector,
  Madurai, Madurai District.

2.The Commissioner,
  Madurai Corporation, Madurai.

3.K.Palanisamy
4.K.Naryanan
5.Dhanasekaran		 	...	Respondents

	Writ Petition filed under Article 226 of the Constitution of India for
the issuance of a writ of Mandamus directing the first and the second
respondents to own and maintain the existing cement road, laid by the
Corporation as Corporation Road in the year 2012 in R.S.No.403/7, 2nd Cross
Street, Bank Colony, Narayanapuram, Madurai Corporation as Corporation Road.

!For petitioner   : Mr.J.John

^For R.1	  : Mr.S.Chandrasekar
		Government Advocate

For R.2		   : Mr.J.Gunaseelan Muthiah
For R.3 to 5	   : Mr.T.K.Gopalan


:ORDER

When the matter is taken-up for hearing, it is fairly conceded by
all the parties that they will abide by the Civil Suit pending in O.S.No.32
of 2014, on the file of the District Munsif Court, Madurai.

2. Accordingly, this Writ Petition stands closed. No costs.
Consequently, the connected miscellaneous petition is closed.

25.03.2015
To

1.The District Collector,
Madurai, Madurai District.

2.The Commissioner,
Madurai Corporation, Madurai.

W.P(MD).No.365 of 2015