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 2, Cited by 0]

Madras High Court

Dr.J.Bakiyalakshmi vs Saravana Kumar on 18 December, 2024

Bench: R.Subramanian, D.Bharatha Chakravarthy

                                                                Cont.P.No.1888 of 2023 & W.P.No.8433 of 2023


                                  THE HIGH COURT OF JUDICATURE AT MADRAS
                                                 DATED: 18.12.2024
                                                      CORAM:
                              THE HONOURABLE MR.JUSTICE R.SUBRAMANIAN
                                                AND
                         THE HONOURABLE MR.JUSTICE D.BHARATHA CHAKRAVARTHY

                                             Cont.P.No.1888 of 2023,
                                               W.P.No.8433 of 2023
                                                       and
                                   W.M.P.Nos.8622, 20029 of 2023 & 11750 of 2024


                     Cont.P.No.1888 of 2023:
                     Dr.J.Bakiyalakshmi                                                 ...Petitioner

                                                          Vs.

                     1.Saravana Kumar
                       The District Collector,
                       Kallakurichi,
                       Kallakurichi District.

                     2.Pandian,
                       The Tahsildar,
                       Sankarapuram,
                       Kallakurichi District – 606 401.

                     3.Sampath Kumar,
                       The Executive Officer,
                       Sankarapuram Town Panchayat,
                       Sankarapuram,
                       Kallakurichi District – 606 401.                                ...Respondents


                     1/6


https://www.mhc.tn.gov.in/judis
                                                             Cont.P.No.1888 of 2023 & W.P.No.8433 of 2023


                     Prayer in Cont.P.No.1888 of 2023: Contempt Petition filed under Section
                     11 of the Contempt of Courts Act, seeking to punish the respondents for
                     committing gross contempt of this Court by deliberating, woantonly and
                     intentionally disobeying the order of this Court made in W.P.No.8433 of
                     2023 dated 17.03.2023.

                                  For Petitioner   : Mr.V.Ragavachari, Senior Counsel
                                                    For Mr.S.Ayyathurai
                                  For Respondents : Mr.P.Muthukumar,
                                                    Additional Advocate General
                                                    Assisted by Mr.S.John Raja Singh,
                                                    Additional Government Pleader


                                                    *******


                     W.P.No.8433 of 2023:
                     Dr.J.Bakiyalakshmi                                              ...Petitioner

                                                       Vs.

                     1.The District Collector,
                       Kallakurichi,
                       Kallakurichi District.

                     2.The Divisional Engineer,
                       Highways (O&M)
                       Kachirapalayam Main Road,
                       Kallakurichi,
                       Kallakurichi District.


                     2/6


https://www.mhc.tn.gov.in/judis
                                                                   Cont.P.No.1888 of 2023 & W.P.No.8433 of 2023



                     3.The Tahsildar,
                       Sankarapuram,
                       Kallakurichi District – 606 401.

                     4.The Executive Officer,
                       Sankarapuram Town Panchayat,
                       Sankarapuram,
                       Kallakurichi District – 606 401.


                     5.The Revenue Inspector,
                       Taluk Office,
                       Sankarapuram,
                       Kallakurichi District – 606 401.                               ... Respondents



                     Prayer in W.P.No.8433 of 2023: Writ Petition filed under Article 226 of the
                     Constitution of India, praying to issue a Writ of Mandamus, directing the
                     respondents to remove the encroachments being made by the 4th respondent
                     and others in the area in S.No.52/1, between the Kallakurichi –
                     Thiruvannamalai Main Road and the Kalathupathai Street in Sankarapuram,
                     Kallakurichi District and maintain the area as per the revenue records.

                                  For Petitioner     : Mr.V.Ragavachari, Senior Counsel
                                                      For Mr.S.Ayyathurai
                                  For Respondents : Mr.P.Muthukumar,
                                                      Additional Advocate General
                                                      Assisted by Mr.T.K.Saravanan


                                                          ******


                     3/6


https://www.mhc.tn.gov.in/judis
                                                                      Cont.P.No.1888 of 2023 & W.P.No.8433 of 2023


                                                              ORDER

(Order of the Court was made by R.SUBRAMANIAN, J.) It is now stated that the administrative sanction granted for construction of Fair Price Shop in the road has been cancelled by the District Collector. Paragraph Nos.4 and 5 of the affidavit of the District Collector, Kallakurichi reads as follows:-

“4. In the above circumstances, the petitioner had filed the above writ petition complaining of encroachment and this Honourable Court was pleased to issue an order of “stop construction work”. I further state that when the contempt petition came up for hearing, this Hon'ble Court was pleased to observe that roads cannot be reclassified and directed for the removal of the construction already made. The Administrative Sanction for the construction of Fair Price Shop in S.No.52/1 has been cancelled by R.O.C.No.B5/1551/2022 dated 03.12.2024 and the pillar that was already erected has been removed. Now there are no Structure on the site.
5. I state that the land measuring 0.97.5 ares in S.No.52/1 is classified as Panchayat Union Road as per the A register and it will be maintained as 'Road' and will not be encroached or used for any other purpose.” 4/6 https://www.mhc.tn.gov.in/judis Cont.P.No.1888 of 2023 & W.P.No.8433 of 2023

2. In view of the above, the Contempt Petition and the Writ Petition are closed. It is made clear that the road shall be maintained as road free of any encroachments in future.

                                                                         (R.S.M., J.)     (D.B.C., J.)
                                                                                    18.12.2024
                     dsa

                     Index                    : No
                     Neutral Citation         : No
                     Speaking order




                     5/6


https://www.mhc.tn.gov.in/judis Cont.P.No.1888 of 2023 & W.P.No.8433 of 2023 R.SUBRAMANIAN, J.

and D.BHARATHA CHAKRAVARTHY, J.

dsa Cont.P.No.1888 of 2023 & W.P.No.8433 of 2023 18.12.2024 6/6 https://www.mhc.tn.gov.in/judis