Madras High Court
B.Senuguru vs Sarguru Ramalinga Adigalar on 6 September, 2006
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 06.09.2006
CORAM
THE HON`BLE MR.JUSTICE P.SATHASIVAM
CONTEMPT PETITION NO.580 of 2005
B.Senuguru ..Petitioner
vs.
Sarguru Ramalinga Adigalar
Secretary
Sree Sarguru Tribal High School
Coonoor
The Nilgiris District. ..Respondent
PRAYER : Petition under Section 10 & 12 of the Contempt of Courts Act, 1971 to haul up the respondent for not obeying the order passed in WPMP No.12809 of 2003 in WP No.10104 of 2003 dated 1.4.2003.
For petitioner : Mr.V.Manoharan
ORDER
It is represented that the Secretary, viz., Sarguru Ramalinga Adigalar is no more. In such circumstances, no order could be passed in this petition. Accordingly, this petition is closed. However, if the petitioner feels that he is still aggrieved, he is at liberty to file a fresh petition ascertaining the present Secretary of the School.
gms
To
Secretary
Sree Sarguru Tribal High School
Coonoor
The Nilgiris District.
[vsant 7998]