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

A.P. Palanivel vs The Assistant Director on 6 June, 2025

                                                                                                    W.P.No.20275 of 2025


                                  IN THE HIGH COURT AT JUDICATURE AT MADRAS
                                                DATED: 06.06.2025
                                                    CORAM
                                        THE HON'BLE MRS.JUSTICE N.MALA
                                               W.P.No.20275 of 2025

                A.P. Palanivel                                                      ...Petitioner
                                                                  Vs.

                The Assistant Director,
                Directorate of Town and Country Planning,
                Namakkal District – 637 003.                                        ...Respondent



                          Writ petition is filed under Article 226 of the Constitution of India

                praying to issue Writ of Mandamus, directing the respondent to pass orders on

                the petitioner's application for regularization of unapproved plots and layouts

                submitted on 16.11.2018 under registration numbers DTCP/L/0760997/2017

                and DTCP/L/0775963/2017 within the stipulated time and pass orders.

                                    For Petitioners              : Mr.M. Sridhar
                                    For Respondent               : Mr.V. Manoharan,
                                                                  Additional Government Pleader




                1/5


https://www.mhc.tn.gov.in/judis                  ( Uploaded on: 12/06/2025 05:29:05 pm )
                                                                                           W.P.No.20275 of 2025


                                                           ORDER

Mr.V. Manoharan, Additional Government Pleader takes notice for the respondent.

2. By consent of both the parties, this writ petition is taken up for final disposal at the stage of admission itself.

3. This writ petition is filed seeking for a Writ of Mandamus directing the respondent to pass orders on the petitioner's application for regularization of unapproved plots and layouts submitted on 16.11.2018, under registration numbers DTCP/L/0760997/2017 and DTCP/L/0775963/2017 within the time frame fixed by this Court.

4. The petitioner developed a housing layout in the year 2014, under the name “ Royal Hi-tech City” at A.K. Samuthiram, Jakkalnayakkanpatti, Ramanyakkanpatti and Murugapatti Village in Namakkal Taluk, after obtaining 2/5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 05:29:05 pm ) W.P.No.20275 of 2025 approval from the respective panchayats. The petitioner states that the Housing lay out comprises of 2,500 plots each measuring 1,200 square feet and till the year 2017 about 70% of the plots were sold. While so, the Government of Tamil Nadu made it mandatory to obtain the approval of the Town and Country planning Authority for housing layouts. It was further provided that failure to obtain approval would result in non registration of the sale deeds. Hence, the petitioner applied for DTCP approval to the respondent on 16.11.2018, for the remaining unsold plots. As no action was taken on the petitioner's application even after a lapse of 4 years, the petitioner was constrained to the file the above writ petition for the above said relief.

5. Heard both sides and perused the materials available on record.

6. The facts of the case are undisputed. Considering the limited prayer sought for in the writ petition and in the light of the fact that the petitioner's application dated 16.11.2018, for regularization of unapproved plots is kept 3/5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 05:29:05 pm ) W.P.No.20275 of 2025 pending for over 6 years, I am inclined to issue a direction to the respondent to consider and pass orders on the petitioner's application dated 16.11.2018, on merits and in accordance with law within a period of eights weeks, from the date of receipt of a copy of this order.

7. Accordingly, this writ petition is disposed of. However, there shall be no order as to costs.

06.06.2025 Index:Yes/No Speaking order:Yes/No Neutral Citation:Yes/No To.

The Assistant Director, Directorate of Town and Country Planning, Namakkal District – 637 003.

4/5

https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 05:29:05 pm ) W.P.No.20275 of 2025 N.MALA,J.

smn W.P.No.20275 of 2025 06.06.2025 2/2 5/5 https://www.mhc.tn.gov.in/judis ( Uploaded on: 12/06/2025 05:29:05 pm )