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

The Commissioner Cum Special ... vs R.Veeramani ... 1St
2021 Latest Caselaw 17935 Mad

Citation : 2021 Latest Caselaw 17935 Mad
Judgement Date : 2 September, 2021

Madras High Court
The Commissioner Cum Special ... vs R.Veeramani ... 1St on 2 September, 2021
                                                                    W.A(MD)No.1682 of 2021

                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                           DATED: 02.09.2021


                                                 CORAM:
                               THE HONOURABLE MR.JUSTICE M.DURAISWAMY
                                                 AND
                              THE HONOURABLE MR.JUSTICE K.MURALI SHANKAR

                                         W.A(MD)No.1682 of 2021
                                                  and
                                        C.M.P(MD)No.7225 of 2021


                     The Commissioner cum Special Officer,
                     Thanjavur Corporation,
                     Thanjavur.                ... Appellant/3rd Respondent/
                                                      3rd Respondent


                                                   Vs.

                     1.R.Veeramani               ... 1st Respondent/Petitioner/
                                                         Writ Petitioner

                     2.The Secretary to Government,
                       Department to Municipal Administration and
                         Water Supply,
                       Government of Tamil Nadu,
                       Fort St. George,
                       Chennai – 600 009.

                     3.The Director of Municipal Administration,
                       Chepauk,
                       Chennai – 600 005.         ... Respondents 2 & 3/
                                                        Respondents 1 & 2/
                                                        Respondents 1 & 2




https://www.mhc.tn.gov.in/judis/
                     1/8
                                                                                 W.A(MD)No.1682 of 2021

                     Prayer: Writ Appeal filed under Clause 15 of the Letters Patent
                     against         the     order,        dated       23.08.2021          made      in
                     W.M.P(MD)No.11949 of 2021 in W.P(MD)No.15011 of 2021 on the
                     file of this Court.


                                     For Appellant                : Mr.N.Dilip Kumar


                                     For R – 1                    : Mr.P.Vadivelu

                                     For RR 2 & 3                 : Mr.P.Thilak Kumar
                                                                    Government Pleader


                                                         JUDGMENT

(Judgment of the Court was delivered by M.DURAISWAMY,J.)

Challenging the interim order of stay passed in

W.M.P(MD)No.11949 of 2021 in W.P(MD)No.15011 of 2021, dated

23.08.2021, the first respondent in the Writ Petition has filed the

above Writ Appeal.

2.The first respondent filed the Writ Petition to issue a Writ of

Certiorarified Mandamus, to call for the records relating to the

impugned Public Auction-cum Tender notification in

Na.Ka.No.7485/2015/M.CA5 dated 27.07.2021 issued by the third

respondent as per Resolution No.207 dated 27.07.2021 and

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

W.A(MD)No.1682 of 2021

published in Dinathanthi Tamil News Paper, Thanjavur dated

11.08.2021 in so far as petitioner's Shop No.3, B-Block in Sl.7

therein is concerned and consequently forbearing the third

respondent, their officials, subordinates and their men from in any

manner interfering with the petitioner's peaceful possession and

enjoyment during subsistence of lease period of Shop No.3, B-Block

in Thanjavur New Bus stand, Thanjavur District and to quash the

same. The first respondent also filed a Miscellaneous Petition in

W.M.P(MD)No.11949 of 2021 seeking for an order of interim stay of

the impugned notification issued by the third respondent dated

27.07.2021.

3.The contention of the first respondent before the learned

Single Judge was that the license granted in his favour was

extended upto 2024 by a renewal order issued in the year 2021.

Therefore the impugned notification calling for tender/auction is

liable to be set aside.

4.The learned Single Judge, taking into consideration the

submissions made by the learned counsel on either side, granted an

order of interim stay for a period of two weeks subject to the

condition that the first respondent should pay the license fee

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

W.A(MD)No.1682 of 2021

including the enhanced license fee in case such licensee in terms of

the second term of three years extension. Further, the learned

Single Judge made it clear that the order of interim stay will not

stand in the way of the appellant Corporation initiating action in

accordance with law and the terms of the respective licenses with

regard to any breach of the terms thereof. Further, the learned

Single Judge granting two weeks time for filing counter-affidavit,

directed the matter to be listed on 06.09.2021. Challenging this

order, the Corporation has filed the above Writ Appeal.

5.Mr.N.Dilip Kumar, learned counsel appearing for the

appellant Corporation submitted that the appellant had already

commenced the tender process as well as auction on 25.08.2021 at

11.00 a.m. Therefore, the appellant may be permitted to accept the

tender from the prospective bidders and also to conduct the auction

otherwise the appellant would be put to prejudice and unnecessary

expenditure.

6.Mr.P.Vadivelu, learned counsel appearing for the first

respondent submitted that the order of interim stay granted by the

learned Single Judge is perfectly right for the reason that the license

granted in favour of the first respondent / lessees were already

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

W.A(MD)No.1682 of 2021

extended by order of renewal issued in the year 2021 till 2024.

Further, the learned counsel submitted that when the appellant had

renewed the license till 2024, calling for tender / auction in respect

of the very same shop is erroneous.

7.After careful consideration of the materials available on

record and the submissions made by the learned counsel on either

side, since it is brought to the notice of this Court that the appellant

had already commenced the tender process and also conducted

auction in respect of the shops on 25.08.2021 at 11.00 a.m., we are

of the considered view that the impugned order of interim stay can

be modified to the extent permitting the appellant to receive the

tender and conduct auction in respect of the shops, however, they

should be prevented from confirming the tender or auction in favour

of any successful bidder till the learned Single Judge dispose of the

Writ Petition. Accordingly, we permit the appellant Corporation to

accept the tender and conduct auction in respect of the shops,

however, they should not confirm the tender / auction till the

disposal of the Writ Petition in W.P(MD)No.15011 of 2021.

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

W.A(MD)No.1682 of 2021

8.With these observations, the Writ Appeal is disposed of.

9.The learned counsel appearing for the appellant Corporation

submitted that the appellant would file a vacate stay petition before

the learned Single Judge and contest the Writ Petition as early as

possible subject to the convenience of the learned Single Judge.

No costs. Consequently, connected Miscellaneous Petition is closed.

                                                            [M.D.,J]      [K.M.S.,J.]
                                                                   02.09.2021
                     Index          :Yes/No
                     Internet       :Yes/No
                     ps

                     Note :

                     In view of the present lock
                     down owing to COVID-19
                     pandemic, a web copy of
                     the order may be utilized
                     for official purposes, but,
                     ensuring that the copy of
                     the order that is presented
                     is the correct copy, shall
                     be the responsibility of the
                     advocate       /     litigant
                     concerned.




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

W.A(MD)No.1682 of 2021

To

1.The Secretary to Government, Department to Municipal Administration and Water Supply, Government of Tamil Nadu, Fort St. George, Chennai – 600 009.

2.The Director of Municipal Administration, Chepauk, Chennai – 600 005.

3.The Commissioner cum Special Officer, Thanjavur Municipal Corporation, Thanjavur.

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

W.A(MD)No.1682 of 2021

M.DURAISWAMY,J.

and

K.MURALI SHANKAR,J.

ps

W.A(MD)No.1682 of 2021

02.09.2021

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