Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

M.Balaji vs The Director Of Town And Country ...
2021 Latest Caselaw 20087 Mad

Citation : 2021 Latest Caselaw 20087 Mad
Judgement Date : 30 September, 2021

Madras High Court
M.Balaji vs The Director Of Town And Country ... on 30 September, 2021
                                                                             W.P(MD)No.16817 of 2021


                        BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            DATED : 30.09.2021

                                                   CORAM

                   THE HONOURABLE MR.JUSTICE SENTHILKUMAR RAMAMOORTHY

                                          W.P(MD)No.16817 of 2021


                M.Balaji                                                ... Petitioner

                                                      Vs.

                1.The Director of Town and Country Planning,
                  2, 3 & 4th Floor, B, CMDA Office Campus,
                  E & C, Market Road,
                  Koyambedu,
                  Chennai – 107.

                2.The Member Secretary,
                  Madurai Local Planning Authority,
                  4, Hakkeem Ajmal Khan Road,
                  Chinna Chokkikulam,
                  Madurai-2.                                             ... Respondents



                Prayer : Writ Petition filed under Article 226 of the Constitution of India,
                praying this Court to issue a Writ of Declaration, declaring that the reservation
                made in respect of the petitioner's land in Old No.178/1, R.S.No.178/1B1A
                UDR Survey No.37/1B1A with an extent 0.34.5 hectares situated in Siruthur
                Village, Madurai North Taluk, Madurai under Siruthur Detailed development
                plan Part-IV & V is deemed to be lapsed and released from the reservation in
                the light of Section 38 of the Tamil Nadu Town and Country Planning Act,
                1971 (TN ACT 1974).

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




                1/6
                                                                               W.P(MD)No.16817 of 2021


                                   For Petitioner   : Mr.P.Gunasekaran
                                   For Respondents : Mr.K.S.Selva Ganesan,
                                                      Counsel for State.
                                                         ORDER

The petitioner seeks a declaration for the release of the land

bearing Old No.178/1, R.S.No.178/1B1A, UDR Survey No.37/1B1A of an

extent of 0.34.5 hectares in Siruthur Village, Madurai North Taluk, Madurai

under Siruthur Detailed Development Plan Part-IV & V.

2. The petitioner states that he owns the aforesaid lands. Such

lands were included in the Siruthur Detailed Development Plan Part IV and V

Scheme, which was published in the year 1997 and approved by the first

respondent in the year 1997. The petitioner states that if lands are reserved

under a Detailed Development Plan such lands would be deemed to be released

in terms of Section 38(b) of the Tamil Nadu Town and Country Planning Act

1971 (the Act of 1971) unless such lands are acquired in terms of an agreement

within a period of three years from the date of publication of a notice in the

Tamil Nadu Gazette under Section 26 or 27 thereof. In the case at hand, it is

stated that the Detailed Development Plan Part IV and V Scheme was approved

in terms of Section 37 of the Act of 1971 in the year 1997. As such, in view of

the failure of the respondents to initiate necessary action to acquire the land

within a period of three years, it is stated that the lands are deemed to be

released in terms of Section 38.

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

W.P(MD)No.16817 of 2021

3. The petitioner also cites earlier judgments of this Court in this

regard. In particular, the judgment in RM Shanmuganathan Vs. The Director

of Town and Country Planning 2018 (2) CWC 20 is cited. Learned counsel

points out that the said judgment pertains to the same Siruthur Village, in

respect of which the present writ petition is filed. Another judgment in

M.Amsavalli Vs. The Director of Town and Country Planning 2017 (2) CWC

418 is also cited. Once again, it is pointed out that the said judgment relates to

the Siruthur Village.

4. Mr.K.S.Selva Ganesan, learned counsel for the State, accepts

notice on behalf of both the respondents. He submits that the writ petitioner is

entitled to the benefit of the earlier orders of this Court inasmuch as the

Detailed Development Plan Part IV and V Scheme in the instant case was also

the subject matter in the earlier orders of this Court.

5. Upon considering the aforesaid submissions and on examining

Section 38 of the Tamil Nadu Town and Country Planning Act 1971, it is clear

that if the land is not acquired by agreement within three years from the date of

publication of notice in the Tamil Nadu Government Gazette under Section 26

or 27 thereof, such lands shall be deemed to be released.

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

W.P(MD)No.16817 of 2021

6. In view of the aforesaid statutory prescription and taking into

account the earlier judgments of this Court, reported in 2018 (2) CWC 20 and

2017 (2) CWC 418, the writ petitioner is entitled to succeed.

7. Consequently, W.P.(MD).No.16817 of 2021 is allowed by

declaring that the reservation in respect of lands bearing Old No.178/1, R.S.No.

178/1B1A, UDR Survey No.37/1B1A of an extent of 0.34.5 hectares in

Siruthur Village, Madurai North Taluk, Madurai is deemed to have lapsed in

terms of Section 38 of the Tamil Nadu Town and Country Planning Act, 1971.

There will be no order as to costs.




                                                                                    30.09.2021

                Index              : Yes / No
                Internet           : Yes/ No
                tsg/LM

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.P(MD)No.16817 of 2021

To

1.The Director of Town and Country Planning, 2, 3 & 4th Floor, B, CMDA Office Campus, E & C, Market Road, Koyambedu, Chennai – 107.

2.The Member Secretary, Madurai Local Planning Authority, 4, Hakkeem Ajmal Khan Road, Chinna Chokkikulam, Madurai-2.

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

W.P(MD)No.16817 of 2021

SENTHILKUMAR RAMAMOORTHY, J.

tsg/LM

W.P(MD)No.16817 of 2021

30.09.2021

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