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

R.Doraiswamy vs The Member-Secretary on 12 June, 2012

Author: R.Sudhakar

Bench: R.Sudhakar

       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

Dated  12.6.2012

CORAM

THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Writ Petition No.17925 of 2012  

 
1.R.Doraiswamy,
2.Thangam Nagarajan,
3.R.Chellappan,
4.S.Muthu,
5.R.Parthasarathy,
6.K.Ravichandran,
(Petitioners 1 to 6 are represented 
by their Power Agent 
M/s.Green Peace Constructions (P) Ltd., 
10 Natesan Salai, Ashok Nagar, 
Chennai-83 
represented by its 
Chief Executive Officer 
Mr.R.Raghavan)								... Petitioners
 
vs.

1.The Member-Secretary,
   Chennai Metropolitan 
   Development Authority,   
   No.1, Gandhi-Irwin Road,
   Egmore,
   Chennai 600 008.

2.Corporation of Chennai,
   represented by its 
   Commissioner,
   Rippon Buildings,
   Chennai-600 003.

3.The Managing Director,
   Tamil Nadu Housing Board,    
   Nandanam,
   Chennai-600 035.                         				... Respondents




	Writ Petition  is filed under Article 226 of the Constitution of India praying to issue  a Writ of Mandamus, directing the respondents 1 and 2 to receive and consider and grant approval for the  demolition,   planning permission, planning permit and building permit to the petitioners for putting up new construction in the property situated in Block No.D 110, comprised in Survey No.413 Part of Kodambakkam Village, measuring 3 grounds 1865 sq. ft. together with building consisting of 6 flats situated at Anna Main Road, Sangeetha Colony, K.K.Nagar, Chennai-600 078  without insisting upon  No Objection Certificate from the third respondent  or any other Authority so long as the petitioners construction activities is in accordance with the Development Control Rules.


	For petitioners        		:  	Ms.R.Usha priya 

	For respondents      		:  	Mr.P.Tamilmani for R1

				   	:  	Mr.V.S.Selva Sekaran for R2

				   	:  	Mr.Jayaseelan for R3



-----


O R D E R

This Writ Petition is filed praying to issue a Writ of Mandamus, directing the respondents 1 and 2 to receive and consider and grant approval for the demolition, planning permission, planning permit and building permit to the petitioners for putting up new construction in the property situated in Block No.D 110, comprised in Survey No.413 Part of Kodambakkam Village, measuring 3 grounds 1865 sq. ft. together with building consisting of 6 flats situated at Anna Main Road, Sangeetha Colony, K.K.Nagar, Chennai-600 078 without insisting upon No Objection Certificate from the third respondent or any other Authority so long as the petitioners construction activities is in accordance with the Development Control Rules.

2. Mr.P.Tamilmani, learned counsel takes notice on behalf of the first respondent; Mr.V.S.Selvasekaran, learned counsel takes notice on behalf of the second respondent and Mr.Jayaseelan, learned counsel takes notice on behalf of the third respondent. By consent, the writ petition is taken up together for final disposal.

3. Petitioners are owners of the property which was originally developed by Tamil Nadu Housing Board and sold to the individuals. The present owners are either original allottees or subsequent purchasers. The undisputed fact is that the Tamil Nadu Housing Board has no lien over the property. For the purpose of developing the property, the first respondent orally insisted the petitioners that no objection certificate issued by the Tamil Nadu Housing Board should be submitted along with the application for the purpose of demolition, planning permission and for issuance of planning and building permit to put up new construction.

4. Similar issue with regard to the insistence of no objection certificate from Tamil Nadu Housing Board was considered by a Division Bench of this Court in W.A.No.1052 of 2007 (The Managing Director - vs. - Lancor G:Crop Properties Limited & another) where it has been clearly held that the Housing Board has no right over property developed and sold to the individual allottees. The petitioners have enclosed sale deeds to show absolute ownership. The only restriction appears to be that the property developed for residential purpose should not be commercial use. The petitioners' plea is only for demolition and reconstruction as residential property.

5. Petitioners' counsel states that the development of the property is for residential use only and petitioners are willing to file an affidavit to that effect. Following the Division Bench Judgment as above, several orders have been passed by this Court, viz., W.P.No.15170 of 2010 dated 20.7.2010, W.P.No.14784 of 2008 dated 6.8.2008 where the Chennai Metropolitan Development Authorities were directed to accept the application without insisting on no objection certificate.

6. Since the property in question undisputedly has been sold to the individual allottees by way of proper sale deeds, the Tamil Nadu Housing Board can have no right over the property and therefore, the question of issuing no objection certificate does not arise.

7. In view of the above, the first respondent is directed to proceed with the applications submitted by the petitioners without insisting no objecting certificate from the third respondent Tamil Nadu Housing Board subject to condition that the property will be developed only for residential purpose. The petitioners, however, are directed to submit the individual sale deeds of all the land owners to the competent authority to get planning permission.

8. The Writ Petition is ordered as above. No costs.

ts To

1.The Member Secretary, Chennai Metropolitan Development Authority, No.1, Gandhi Irwin Road, Egmore, Chennai 600 008.

2.The Commissioner, Chennai Corporation, Rippon Building, Chennai-600 003.

3.The Managing Director, Tamil Nadu Housing Board, Nandanam, Chennai 600 035