Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lakshmi Priya vs The Revenue Divisional Officer
2024 Latest Caselaw 18984 Mad

Citation : 2024 Latest Caselaw 18984 Mad
Judgement Date : 26 September, 2024

Madras High Court

Lakshmi Priya vs The Revenue Divisional Officer on 26 September, 2024

Author: G.R.Swaminathan

Bench: G.R.Swaminathan, B.Pugalendhi

                                                                       W.P.(MD)No.22907 of 2024

                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 26.09.2024

                                                        CORAM

                            THE HONOURABLE MR.JUSTICE G.R.SWAMINATHAN
                                               and
                              THE HONOURABLE MR.JUSTICE B.PUGALENDHI

                                           W.P(MD)No.22907 of 2024
                                                    and
                                          W.M.P.(MD)No.19479 of 2024

                Lakshmi Priya                                                     ... Petitioner

                                                  Vs.


                1.The Revenue Divisional Officer,
                  Periyakulam Taluk,
                  Theni District.

                2.The Tahsildar,
                  Aundipatti Taluk,
                  Theni District.

                3.The Executive Officer,
                  Aundipatti Town Panchayat,
                  Theni District.                                            ... Respondents

                Prayer: Writ Petition filed under Article 226 of Constitution of India, to issue a
                Writ of Certiorari, to call for the records pertaining to the order passed by the
                3rd respondent in Na.Ka.No. 921/2024 dated 09.09.2024, quash the same as
                illegal, arbitrary, unconstitutional.



                1/4
https://www.mhc.tn.gov.in/judis
                                                                                  W.P.(MD)No.22907 of 2024



                                  For Petitioner       :Mr.P.Velmurugan

                                  For Respondents      :Mr.K.Balasubramani
                                                        Special Government Pleader for R1 & R2

                                                       : Mr.M.Sarangan for R3


                                                             ORDER

Heard both sides.

2. By the impugned order, the third respondent had called upon the

petitioner to remove the petition mentioned encroachment. The order has been

passed under Section 128(1)(2) of the Tamil Nadu Urban Local Bodies Act,

1998. The said provision is as follows:-

“128.Power to remove encroachment from public place:-

(1) The Commissioner may -

(a) remove without any notice any movable temporary structure, enclosure, stall, booth any article whatsoever hawked exposed or displayed for sale or any other thing whatsoever by way of encroaching street or public place or the land belonging to the departments of the Central or State Governments within the municipal limit-

(b) remove any immovable structure whether permanent or of temporary nature encroaching the street or public place or the land belonging to the department of the Central or State Governments within the municipal limit, after issuing a show cause notice for such removal, returnable within a period of seven days from the date of receipt thereof:

provided that the Commissioner shall consider any representation

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

received within the time limit, before passing final orders.

(2) Whoever makes any encroachment in any land or space (not being private property) in any public street or any land belonging to the departments of the Central or State Governments within the municipal limit, shall on conviction be punished with imprisonment which shall not be less than one year but which may extend to three years and with fine which my extend to twenty thousand rupees:

provided that the court may for any adequate or special reasons to be mentioned in the Judgment impose a sentence of imprisonment for a term of less than one year.”

3. It is obvious that before taking coercive action, the principles of

natural justice has to be complied with. The authority is obliged to issue notice.

In this case, without issuing notice, the impugned order had been passed

straight away. This is clearly incorrect. Hence, we direct that the impugned

order shall be treated as show cause notice. The petitioner is given four weeks

time to respond. The authority will act as per law thereafter.

4. The Writ Petition is disposed of. No costs. Consequently,

connected miscellaneous petitions is closed.

                                                                          [G.R.S., J.]    [B.P., J.]
                                                                                  26.09.2024
                NCC      : Yes / No
                Internet : Yes / No
                Index    : Yes / No
                rmi




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


                                                     G.R.SWAMINATHAN, J
                                                                         and
                                                        B.PUGALENDHI, J.

                                                                         rmi
                To

                1.The Revenue Divisional Officer,
                  Periyakulam Taluk,
                  Theni District.

                2.The Tahsildar,
                  Aundipatti Taluk,
                  Theni District.









                                                                  26.09.2024




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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter