Madras High Court
R. Sivaprakasam vs A. Pannerselvam on 23 March, 2007
IN THE HIGH COURT OF JUDICATURE AT MADRAS DATED: 23.03.2007 CORAM THE HONOURABLE MR. JUSTICE P. SATHASIVAM and THE HONOURABLE MR. JUSTICE S.K. KRISHNAN Contempt Petition No.586 of 2006 R. Sivaprakasam .. Petitioner Vs 1. A. Pannerselvam The Post Master General Tamil Nadu Circle, Chennai 2. 2. V. Sampath The Superintendent of Post Offices Arakonam Division Arakonam. 3. A. Nagarajan The Asst. Superintendent of Post Offices Arakonam Division Arakonam. .. Respondents Contempt Petition filed under Sections 10 and 12 of the Contempt of Court's Act, 1971. For petitioner : Mr. D. Balasundaram For respondents : Mr. P.Wilson, Asst.Solicitor General ORDER
It is brought to our notice that against the order passed by us in W.P.No.23833 of 2004 dated 24.11.2005, Government of India preferred a Special Leave Petition before the Supreme Court and according to Mr. P. Wilson, learned Assistant Solicitor General, the apex Court has ordered notice in the said petition. In view of the above statement, the petitioner is permitted to work out his remedy before the Apex Court.
With the above observation, the contempt petition is closed.
Kh
[PRV/10023]