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

K.G.S.Jeevanandham vs The District Collector on 21 April, 2026

Author: N.Sathish Kumar

Bench: N.Sathish Kumar

                                                                          W.P(MD)No. 11634 of 2026


                       BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                  DATED :21.04.2026

                                                      CORAM:

                              THE HONOURABLE MR.JUSTICE N.SATHISH KUMAR
                                                 AND
                               THE HONOURABLE MR.JUSTICE M.JOTHIRAMAN

                                          W.P(MD)No.11634 of 2026
                                                     and
                                      W.M.P.(MD) Nos.8859 & 8860 of 2026

                     K.G.S.Jeevanandham
                     Managing Trustee,
                     Hubris Wasteman Trust,
                     Dindigul.                                    ... Petitioner

                                                      Vs

                     1. The District Collector,
                     Dindigul District,
                     Dindigul.

                     2. The Commissioner,
                     Dindigul Corporation,
                     Dindigul 624 001.

                     3. The Assistant Director of Fisheries,
                     Fisheries Department,
                     Dindigul.

                     4. The District Environmental Engineer,
                     Tamil Nadu Pollution Control Board,
                     Dindigul.                                          ... Respondents



                     1/5




https://www.mhc.tn.gov.in/judis
                                                                                 W.P(MD)No. 11634 of 2026


                     PRAYER: Writ Petition filed under Article 226 of the Constitution of
                     India, praying this Court to issue a Writ of Mandamus to forbear the
                     respondents from proceeding with the construction and operation of the
                     fish market at the existing site at Market Road, Ward No.22, Dindigul
                     and consequently direct the respondents to consider relocation of the fish
                     market to a suitable alternative site in accordance with environmental
                     laws, public health considerations and principles of planned urban
                     development.


                                         For Petitioner          : Mr.A.V.Arun
                                         For R1 & R3             : Mr.S.P.Maharajan
                                                                   Special Government Pleader
                                         For R2                  : Mr.J.Lawrance
                                                                   Standing Counsel
                                         For R4                  : Mrs. Madhuri Dhonti Reddy
                                                                   Standing Counsel



                                                           ORDER

(Order of the Court was made by N.SATHISH KUMAR, J.) The present writ petition has been filed to forbear the respondents from proceeding with the construction and operation of the fish market at the existing site at Market Road, Ward No.22, Dindigul and consequently direct the respondents to consider relocation of the fish market to a suitable alternative site in accordance with environmental laws, public health considerations and principles of planned urban development.

2/5

https://www.mhc.tn.gov.in/judis W.P(MD)No. 11634 of 2026

2. The grievance of the petitioner is that he is a resident of the same locality and according to him, the respondents are trying to renovate the existing fish market, which causes environmental hazards and health issues to the public and also affects pedestrians.

3. Heard both sides and perused the records.

4. It is noticed that all along the fish market has been in existence in the same locality and the renovation work alone is proposed to be carried out. Now, the construction has also been under process. In such view of the matter, what is required to be done is only proper sanitization and no stagnation of waste, etc. Since the fish market is in existence in the same locality, we are of the view that the renovation cannot be stalled merely on the ground that it may cause environmental issues. It is to be taken care of by the respondents. Hence, there is no merit in this writ petition.

5. With the said observations, this Writ Petition is dismissed with a direction to the respondents that while renovating the fish market, the 3/5 https://www.mhc.tn.gov.in/judis W.P(MD)No. 11634 of 2026 respondents shall ensure that no waste materials will be thrown into the residential area or other area causing environmental pollution and affecting the public health. No costs. Consequently, connected miscellaneous petitions are closed.




                     NCS : Yes/No                              [N.S.K., J.] & [M.J.R., J.]
                     Index : Yes / No                                   21.04.2026
                     Internet : Yes / No
                     am


                     To
                     1. The District Collector,
                     Dindigul District,
                     Dindigul.

                     2. The Commissioner,
                     Dindigul Corporation,
                     Dindigul 624 001.

3. The Assistant Director of Fisheries, Fisheries Department, Dindigul.

4. The District Environmental Engineer, Tamil Nadu Pollution Control Board, Dindigul.

4/5

https://www.mhc.tn.gov.in/judis W.P(MD)No. 11634 of 2026 N.SATHISH KUMAR, J.

AND M.JOTHIRAMAN, J.

am ORDER MADE IN W.P(MD)No. 11634 of 2026 21.04.2026 5/5 https://www.mhc.tn.gov.in/judis