Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Tamil Nadu Slum Clearance Board vs A.Thangamariyappan
2024 Latest Caselaw 19980 Mad

Citation : 2024 Latest Caselaw 19980 Mad
Judgement Date : 23 October, 2024

Madras High Court

The Tamil Nadu Slum Clearance Board vs A.Thangamariyappan on 23 October, 2024

Author: S.S.Sundar

Bench: S.S.Sundar

                                                                         W.A.No.122 of 2022

                                  IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                               DATED : 23.10.2024

                                                   CORAM

                                      THE HON'BLE Mr. JUSTICE S.S.SUNDAR
                                                      AND
                                    THE HON'BLE Dr. JUSTICE A.D.MARIA CLETE

                                               W.A.No.122 of 2022
                                                     AND
                                              C.M.P.No.911 of 2022


                1.The Tamil Nadu Slum Clearance Board
                Rep. by its Chairman
                No.5, Kamarajar Salai
                Chennai 600 005

                2.The Tamil Nadu Slum Clearance Board
                Rep. by its Managing Director
                No.5, Kamarajar Salai
                Chennai 600 005

                3.The Estate Officer
                Estate Officer III
                Tamil Nadu Slum Clearance Board
                Chennai 600 040                                           .. Appellants

                                                      Vs.
                1.A.Thangamariyappan
                2.K.Thulasi
                3.Ritaflorence Jekapraj
                4.R.Narayanan
                5.G.Nandhagopal                                           .. Respondents

https://www.mhc.tn.gov.in/judis
                1/10
                                                                                     W.A.No.122 of 2022

                          Writ Appeal filed under Clause 15 of the Letters Patent, against the order
                dated 06.01.2021 passed by the learned Single Judge in W.P.No.10536 of 2019.
                                  For Appellant       : Mrs.G.Thilagavathy
                                                        Senior Counsel
                                                        for Mr.S.Karthikeyan
                                                        Standing Counsel
                                  For Respondents     : Ms.M.Sneha


                                                    JUDGMENT

(Delivered by S.S.SUNDAR, J.)

This appeal is directed as against the order dated 06.01.2021 passed by

the learned Single Judge in W.P.No.10536 of 2019, allowing the writ petition

filed by the respondents for issuance of a writ of certiorarified mandamus to

quash the order of the 1st appellant dated 08.02.2019 and the 2nd appellant's

resolution dated 17.10.2016 and for a direction to the appellants to allot the plot

which is in possession of the respondents in S.No.866/9, situated in New Anna

Nagar, Thanthai Periyar Nagar and Annai Sathya Nagar in Tirumullaivoyal

Village.

2. The brief facts that are necessary for the disposal of this writ appeal

are as follows :

2.1. The respondents/writ petitioners are slum dwellers and it is their case

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

that they are residing in the land in S.No.866/9, Tirumullaivoyal Village,

consisting of three residential areas viz., New Anna Nagar, Thanthai Periyar

Nagar and Annai Sathya Nagar. It is the case of the writ petitioners that they

are very poor and downtrodden, apart from socially and economically backward

and they are in possession of the said survey land for more than three decades

by putting up a residential construction.

2.2. The Tamil Nadu Slum Clearance Board (in short “Board”) was

entrusted to rehabilitate the slum dwellers, including the writ petitioners. Even

though several representations were submitted by the writ petitioners to show

that they are in possession in the said survey number by producing material

records like aadhaar card, ration card, property tax receipts, etc., the appellants

have not passed any orders on the representations.

2.3. However, by the order impugned in the writ petition, the

representation of the writ petitioners for allotment, was rejected on the ground

that their names are not found in the list of eligible persons prepared through

the Board's Engineer. However, in the same communication, the writ

petitioners were informed that the Board will take action for allotment, as per

the resolution of the Board dated 17.10.2016, in case the writ petitioners are https://www.mhc.tn.gov.in/judis

willing to pay the guideline value as on date.

2.4. From the resolution of the Board dated 17.10.2016, it is seen that the

Board had resolved that the plots recorded as vacant in the original eligibility

list prepared during inception of Tamil Nadu Urban Development Programme

and Madras Urban Development Programme schemes, shall be allotted to the

persons who claim to live in the plot for more than 30 years continuously after

verification of field and relevant documents by collecting the present guideline

value of the plot towards the land value.

2.5. The appellants filed a counter affidavit stating that an enumeration

was taken for the entire area in the year 1989 and a list of eligible persons who

are eligible for assignment was prepared before the implementation of the

scheme. It is specifically contended by the appellants that the names of the writ

petitioners were not found in the eligible list and allotments were made only in

favour of those whose names were found in the enumeration list. It is further

stated that the writ petitioners were not residing there and hence, remaining

lands were notified as vacant, when the list was prepared.

2.6. Even though a specific contention was raised that the writ petitioners

have produced their aadhaar card and ration card as evidence to prove that they https://www.mhc.tn.gov.in/judis

have obtained electricity connection and property tax had been paid, the

appellants reiterate their contention that the writ petitioners are now residing in

the plot which was notified as vacant land and the appellants will issue

allotment order in favour of the writ petitioners, only if they are willing to pay

guideline value of the plot.

2.7. It is pertinent to mention that one Thirulochana Kumari, who resided

in plot No.386 in Annai Sathya Nagar, like the writ petitioners, filed

W.P.No.40790 of 2016 against the appellants and sought allotment of a plot.

Even in the counter affidavit, it is admitted that pursuant to the order in the said

writ petition, an enquiry was conducted and the Board had issued allotment to

Thirulochana Kumari.

2.8. The same stand was taken in the earlier writ petition by the

appellants and therefore, the eligibility of another person, who was similarly

placed got assignment, pursuant to the directions of this Court is admitted by

the appellants. The learned Single Judge, after narrating the facts and

contentions of the respective parties, relying upon the order in W.P.No.40790

of 2016, directed the writ petitioners to make a fresh representation along with

their documents showing that they have been residing in the respective plots https://www.mhc.tn.gov.in/judis

and on receiving such representations, the 1st appellant is directed to consider

the same and pass orders in accordance with law, in the light of the order

passed in the earlier writ petition in W.P.No.40790 of 2016. Aggrieved by the

same, the above appeal is preferred.

3. Heard both sides and perused the materials available on record and the

records produced by the appellants.

4. From the sequence of events, it is not in dispute that the learned Single

Judge allowed the writ petition, following the decision in W.P.No.40790 of

2016. Since it is admitted that the petitioner in W.P.No.40790 of 2016 also got

allotment, pursuant to an enquiry as directed by this Court, the learned Judge

held that the writ petitioners who are similarly placed also should get the

benefit of the order. This order of the learned Single Judge is challenged before

this Court, mainly on the ground that the writ petitioners cannot be treated as

similar to the petitioner in W.P.No.40790 of 2016 and that the facts are not

identical.

5. The learned Senior Counsel appearing for the appellants submitted that

the petitioner in W.P.No.40790 of 2016 was a person who sought allotment of a https://www.mhc.tn.gov.in/judis

vacant plot and therefore, the order of allotment was made in her favour, after

enquiry. It is contended by the learned Senior Counsel before us now that the

writ petitioners are in possession of the plots for quite sometime and therefore,

they are different from the petitioner in W.P.No.40790 of 2016.

6. The contention that the writ petitioners are not similar to the person

who filed the earlier writ petition in W.P.No.40790 of 2016, is incorrect and

misleading. This Court perused the entire order. The pleadings both in the

affidavit and counter in the writ petition is recorded in the order. The petitioner

in W.P.No.40790 of 2016 has pleaded the exact case as pleaded by the writ

petitioners. Similarly, the same stand taken by the appellants in this case was

taken in the earlier writ petition.

7. It is the case of the appellants in the earlier writ petition that they have

enumerated a list of eligible persons and the name of the writ petitioner therein

was not found in the list enumerated earlier in 1989. The appellants in the

present case have come forward with a list prepared in 1988 as a defence to

nonsuit the writ petitioners. The contention of appellant that a final list was

prepared in 1988, is of course borne out from the records. However, it is to be

noted that the appellants are permitted to enter into possession for the https://www.mhc.tn.gov.in/judis

implementation of the scheme, only after the proceedings of the Commissioner,

Land Administration dated 16.09.1994, permitting the Revenue Secretary to

hand over the possession to the Board.

8. It is seen that only after G.O.Ms.No.370 Revenue Department dated

09.07.1999, permission was granted for entering into possession for

transferring the land in favour of Board. Therefore, the list allegedly prepared

by the appellants is not an authenticated list, which this Court cannot rely upon.

It is to be seen that the appellants have produced before this Court the

proceedings of the District Collector, Chengalpattu, dated 08.01.1992, wherein,

it is stated that in respect of land in S.No.866 of Anna Nagar, Periyar Nagar,

Annai Sathya Nagar, the District Collector had made an assessment in 1992 and

found 714 encroachments and that all the encroachers identified were in

possession for more than 10 years.

9. It is admitted that the list prepared in 1988 by the appellants shows

only 697 names of eligible persons, who are found to be in encroachment. In

the report of the District Collector, it is stated that all those encroachers, who

are identified in possession are residing there for more than 10 years.

Therefore, this Court is unable to accept the submission of the learned Senior https://www.mhc.tn.gov.in/judis

Counsel appearing for the appellants that the writ petitioners are not residing in

the property, merely because the writ petitioners name were not found in the list

prepared by the appellants in the year 1988.

10. This Court finds that the writ petitioners in W.P.No.10536 of 2019

are not different from the petitioner in the earlier W.P.No.40790 of 2016.

Therefore, the directions of the learned Single Judge, which is in tune with the

earlier order in W.P.No.40790 of 2016, cannot be faulted.

11. In view of the foregoing reasons, this writ appeal stands dismissed.

The appellants shall pass appropriate orders as directed by the learned Single

Judge, within a period of eight weeks from the date of receipt of a copy of this

judgment. No costs. Connected C.M.P. is closed.

                                                               [S.S.S.R.,J.]     [A.D.M.C., J.]
                                                                         23.10.2024

                Index : Yes/No
                Neutral Citation : Yes/No
                gya




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



                                       S.S.SUNDAR, J.
                                                AND
                                  A.D.MARIA CLETE, J.

                                                      gya









                                             23.10.2024




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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter