Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Army Welfare Housing ... vs Commander N.Koteeswar
2021 Latest Caselaw 5507 Mad

Citation : 2021 Latest Caselaw 5507 Mad
Judgement Date : 2 March, 2021

Madras High Court
Army Welfare Housing ... vs Commander N.Koteeswar on 2 March, 2021
                                                                              R.A.No.37 of 2021


                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED : 02.3.2021

                                                       CORAM

                                   THE HONOURABLE MR.JUSTICE T.S.SIVAGNANAM

                                                         and

                                     THE HONOURABLE MS.JUSTICE R.N.MANJULA

                                           Review Application No.37 of 2021


                     Army Welfare Housing Organization
                     (AWHO), rep.by its Managing
                     Director, New Delhi-110011                               ...Applicant

                                                         Vs
                     1.Commander N.Koteeswar

                     2.The Chennai Metropolitan
                       Development Authority,
                       Thalamuthu Natarajan House,
                       No.1, Gandhi Irwin Road,
                       Egmore, Chennai-8.

                         (CMDA suo motu impleaded as party respondent vide

court order dated 27.2.2020 by NKKJ and PVJ) ...Respondents

APPLICATION under Order XLVII Rule 1 read with Section 114 of

the Civil Procedure Code to review the order dated 21.1.2021 made in

CMSA.No.12 of 2020

https://www.mhc.tn.gov.in/judis/ R.A.No.37 of 2021

For Applicant : Mr.Ravikumar Paul, SC for M/s.AAV Partners For Respondent-1: Mr.R.Ramasubramaniam Raja

Order of the Court was made by T.S.SIVAGNANAM,J

This review has been filed by the appellant in CMSA.No.12 of

2020 seeking to review the judgment dated 21.1.2021.

2. We have heard the learned counsel for the parties.

3. The learned Senior Counsel appearing on behalf of M/s.AAV

Partners, learned counsel on record for the applicant, who had come

on record on change of vakalat and who were not the counsel

appeared when the appeal was heard, expresses an apprehension that

the observation made in paragraph 23 of the judgment dated

21.1.2021 is being understood by the Real Estate Regulatory Authority

(RERA) as if it is an observation directed towards the RERA.

4. The applicant need not have any apprehension because

paragraphs 22 and 23 of the judgment dated 21.1.2021 have to be

read together and those were observations directed against the

applicant, in which, the Court expressed its opinion as to how the

https://www.mhc.tn.gov.in/judis/ R.A.No.37 of 2021

applicant organization should treat the members of the society, who

have purchased apartments in the project conceived and developed by

the applicant bearing in mind that all of them served Defence

Establishments in the country. In fact, in the last line of paragraph 23,

we have clearly observed that the observation made might be taken

note of by the officers at the helm of affairs of the applicant and we

never made it to the RERA. We find that there is no error apparent on

the face of the judgment calling for exercising the review jurisdiction.

5. Accordingly, the above review application is dismissed. No

costs.

02.3.2021 To The Chennai Metropolitan Development Authority, Thalamuthu Natarajan House, No.1, Gandhi Irwin Road, Egmore, Chennai-8.

RS

https://www.mhc.tn.gov.in/judis/ R.A.No.37 of 2021

T.S.SIVAGNANAM,J AND R.N.MANJULA,J

RS

Rev.A.No.37 of 2021

02.3.2021

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