High Court Madras High Court

V.Sugumaran vs Sridhar on 18 August, 2010

Madras High Court
V.Sugumaran vs Sridhar on 18 August, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATE:  18-08-2010

CORAM

THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Contempt Petition No.759 of 2010

V.Sugumaran							.. Petitioner.

Versus

Sridhar
The Assistant Engineer,
Tamil Nadu Electricity Board,
Otteri, Chennai-600 012.					.. Respondent.

	
PRAYER:	Petition under Section 11 of the Contempt of Courts Act, 70/71 to punish the respondent for having committed contempt of Court for disobeying the order, dated 9.2.2010, made in W.P.No.2275 of 2010.

		For Petitioner     :	No Appearance

		For Respondent  : 	Mr.A.Selvendran

J U D G E M E N T

This contempt petition has been filed by the petitioner, praying that this Court may be pleased to punish the respondent for willful disobedience of the order passed by this Court, on 9.2.2010, in W.P.No.2275 of 2010.

M.JAICHANDREN,J.

2. There is no appearance on behalf of the petitioner.

3. The learned counsel appearing on behalf of the respondent had placed before this Court, the copy of the order of the respondent, dated 17.8.2010, stating that the order passed by this Court, on 9.2.2010, in W.P.No.2275 of 2010, had been complied with.

4. In view of the submissions made by the learned counsel appearing on behalf of the respondent, and in view of the order of the respondent, dated 17.8.2010, placed before this Court, this Court is of the considered view that no further orders are necessary in the present contempt petition. Hence, the contempt petition stands closed. No costs.

Index:Yes 18-8-2010
Internet:Yes
csh

Contempt Petition No.759 of 2010