Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Madras High Court

D.Krishnamoorthy vs The Special Commissioner on 12 June, 2017

Author: M. Duraiswamy

Bench: M.Duraiswamy

        

 
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED:12.06.2017
				
CORAM

The Honourable MR. JUSTICE M.DURAISWAMY

W.P.No.14475 of 2017

D.Krishnamoorthy                   			       		... Petitioner  
          Vs

1. The Special Commissioner
    and Commissioner
    Urban  Land Ceiling and Urban
    Land Tax, Ezhilagam,
    Chepauk,Chennai  600 056.

2. The Assistant Commissioner
    for Urban Land Tax,
    Poonamallee,
    Chennai  600 056.

3. The Tahsildar,
    Poonamallee Taluk,
    Poonamallee,
    Thiruvallur District				                 ... Respondents

	 Writ Petition filed under Article 226 of the Constitution of India praying for the issuance of a writ of mandamus, directing the 3rd respondent in view of the Hon'ble High Court order dated 09.12.2015 by considering the petitioner's application dated 07.11.2016 thereby to issue a patta in respect of the Agriculture land comprised in Survey No.503/5 to extent of 0.72 Acres, situated at Paruthipattu Village, Poonamallee Taluk, Thiruvallur District in favour of the petitioner without insisting no objection certificate from the 1st and 2nd respondent.
		For Petitioner  		: Mr.S.L.Venkatesan

		For Respondents            	: Mr.R.S.Selvam,
						  Government Advocate

ORDER 

Mr.R.S.Selvam, learned Government Advocate, takes notice for the respondents.

2. By consent, the main writ petition itself is taken up for final disposal at the admission stage itself.

3. The petitioner has filed the above writ petition to issue a writ of mandamus, directing the 3rd respondent to consider his application dated 07.11.2016 for the issuance of patta in respect of the Agriculture land comprised in Survey No.503/5, measuring an extent of 0.72 Acres, situated at Paruthipattu Village, Poonamallee Taluk, Thiruvallur District, in his favour, without insisting on the no objection certificate from the 1st and 2nd respondents, in view of the order passed in W.P.No.7890 of 2012 dated 09.12.2015.

4. It is brought to the notice of the Court that the petitioner has given a representation to the 1st respondent for the issuance of No Objection Certificate. However, the 1st respondent has not issued the same yet. Further, the learned counsel submitted that the 3rd respondent is insisting on the production of the No Objection Certificate from the 1st and 2nd respondents for the issuance of patta.

5. Mr.R.S.Selvan, learned Government Advocate, submitted that the 1st respondent may be directed to consider the petitioner's representation dated 07.11.2016 for the issuance of No Objection Certificate and pass orders in accordance with law and in turn the 3rd respondent may be directed to consider the petitioner's application for issuance of patta in accordance with law.

6. Having regard to the submissions made by the learned counsel on either side, taking into consideration the limited prayer sought for in this writ petition, without expressing any opinion with regard to the merits of the case, I direct the first respondent to consider the petitioner's representation dated 07.11.2016 for the issuance of No Objection Certificate and pass orders on merits and in accordance with law, within a period of four weeks from the date of receipt of a copy of this order and in the event of 1st respondent issuing No Objection Certificate to the petitioner, same may be produced before the Tahsildar, Avadi Taluk by the petitioner and on receipt of the same, the Tahsildar, Avadi Taluk, shall consider the representation of the petitioner for issuance of patta and pass orders in accordance with law within a period of six weeks from the date of production of No Objection Certificate.

With the above observation, the writ petition is disposed of . No costs.

12.06.2017 at/rg Note: Issue on 15.06.2017 To

1. The Special Commissioner and Commissioner Urban Land Ceiling and Urban Land Tax, Ezhilagam, Chepauk, Chennai  600 056.

2. The Assistant Commissioner for Urban Land Tax, Poonamallee, Chennai  600 056.

3. The Tahsildar, Poonamallee Taluk, Poonamallee, Thiruvallur District

4. The Tahsildar, Avadi Taluk.

M. DURAISWAMY,J.

at/rg W.P.No.14475 of 2017 12.06.2017 http://www.judis.nic.in