Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

P.Kalyani vs The Government Of Tamil Nadu
2021 Latest Caselaw 15489 Mad

Citation : 2021 Latest Caselaw 15489 Mad
Judgement Date : 2 August, 2021

Madras High Court
P.Kalyani vs The Government Of Tamil Nadu on 2 August, 2021
                                                                          W.A.No.335 of 2013



                                    IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 02.08.2021

                                                        CORAM

                                       THE HONOURABLE MR.JUSTICE T.RAJA
                                                    and
                                   THE HONOURABLE MR.JUSTICE V.SIVAGNANAM

                                     W.A.No.335 of 2013 and M.P.No.1 of 2013


                     P.Kalyani                                         ... Appellant

                                                         -vs-

                     1. The Government of Tamil Nadu
                        rep. by the Secretary,
                        Revenue Department,
                        Fort St. George,
                        Chennai-600 009.

                     2. The Collector,
                        Kancheepuram,
                        Kancheepuram District.

                     3. The Tamil Nadu Slum Clearance Board
                        rep. by its Chairman,
                        No.5, Kamaraj Salai, Chepauk,
                        Chennai-600 005.

                     4. The District Revenue Officer,
                        Collectorate,
                        Kancheepuram,
                        Kancheepuram District.

                     5. The Tahsildar,
                        Sholinganallur Taluk,
                        Kancheepuram District.




https://www.mhc.tn.gov.in/judis/
                     1/4
                                                                                    W.A.No.335 of 2013



                     6. The President,
                        Perumbakkam Panchayat Union,
                        Sholinganalur Taluk,
                        Kancheepuram District.                     ...   Respondents



                     Prayer:        Writ Appeal filed under Clause 15 of the Letters Patent

                     against the order dated 27.11.2012 made in W.P.No.2338/2012 by a

                     learned Single Judge of this Court.


                                           For Appellant        : No appearance

                                           For respondents      : Mr.V.Manoharan,
                                           1, 2 and 4 to 6        Government Advocate


                                                       JUDGMENT

(Judgment of the Court was pronounced by T.RAJA.J)

This Writ Appeal has been filed challenging the correctness of the

order dated 27.11.2012 made in W.P.No.2338/2012 by a learned

Single Judge of this Court.

2.At the outset, it is pertinent to mention that the learned

Single Judge of this Court, while disposing of the batch of writ

petitions in W.P.Nos.1105 to 1109/2012 etc. batch dated

27.11.2012, has given six directions, one of which has been

impugned in this appeal. One of the directions shows that the

writ petitioners who are not in possession of the valid documents to

https://www.mhc.tn.gov.in/judis/

W.A.No.335 of 2013

prove their occupation, will be given thirty days time from the date of

that order or from the date of rejection of their claim, to vacate their

houses/huts/lands. Further, the ultimate direction shows that the

Tamil Nadu Slum Clearance Board was given direction to provide

alternative accommodation to the writ petitioners in any of the

tenements, either constructed in the adjacent land at Perumbakkam

Village or in any other residential projects subject to the production of

proof of their occupation. Aggrieved over the same, this present Writ

Appeal has been filed by the writ petitioner in

W.P.No.2338/2012/appellant herein.

3. A perusal of the Notes Paper would reveal that though the

Writ Appeal was listed before us for the past three hearings, namely,

29.07.2021, 30.07.2021 and even to-day i.e. on 02.08.2021, under

the caption, 'for dismissal', there was no representation on behalf of

the appellant on the three consecutive hearings. It shows that the

appellant is not interested in pursuing the matter. Therefore, the Writ

Appeal is dismissed for non-prosecution. No costs. Consequently,

connected Miscellaneous Petition is also closed.

                                                                (T.R.J.,)           (V.S.G.J.,)

                     tsi                                                02.08.2021

https://www.mhc.tn.gov.in/judis/

W.A.No.335 of 2013

T.RAJA, J.

and V.SIVAGNANAM, J.

tsi

To

1. The Secretary, Government of Tamil Nadu, Revenue Department, Fort St. George, Chennai-600 009.

2. The Collector, Kancheepuram, Kancheepuram District.

3. The Chairman, Tamil Nadu Slum Clearance Board, No.5, Kamaraj Salai, Chepauk, Chennai-600 005.

4. The District Revenue Officer, Collectorate, Kancheepuram, Kancheepuram District.

5. The Tahsildar, Sholinganallur Taluk, Kancheepuram District.

6. The President, Perumbakkam Panchayat Union, Sholinganalur Taluk, Kancheepuram District.

W.A.No.335/2013

02.08.2021

https://www.mhc.tn.gov.in/judis/

W.A.No.335 of 2013

https://www.mhc.tn.gov.in/judis/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter