High Court Madras High Court

Boopathy vs Mr.Nanda Balan on 3 November, 2009

Madras High Court
Boopathy vs Mr.Nanda Balan on 3 November, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 03/11/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANREN

Cont Petition(MD)No.473 of 2009
in
W.P(MD)No.10489 of 2008

Boopathy			           ..Petitioner

vs.

Mr.Nanda Balan,
Commissioner of Police,
Madurai City, Madurai.			    ..Respondent

PRAYER

Contempt  Petition filed under Section 11 of the Contempt of Courts Act,
1971, praying to punish the respondent for the wilful disobedience of contempt
of the order passed by this Court in W.P.No.10489 of 2008, dated 19.11.2008.

!For Petitioner   ...Mr.C.M.Arumugam
^For Respondent   ...Mr.S.C.Herold Singh
		     Government Advocate

:ORDER	

The above Contempt Petition has been filed to punish the respondent for
the wilful disobedience of the order passed by this Court, in W.P.No.10489 of
2008, dated 19.11.2008.

2. This Court by order, dated 19.11.2009 in W.P.No.10489 of 2008, had
directed the petitioner to appear before the fourth responden,t on receipt of
the said order and thereafter, the fourth respondent shall provide physical
protection to the petitioner, as per law.

3. At this stage of hearing of the Contempt Petition, the learned counsel
appearing on behalf of the respondent had submitted that the directions issued
by this Court had been complied with.

4. The learned counsel appearing on behalf of the petitioner had not
refuted the submissions made by the learned counsel appearing on behalf of the
respondent.

5. Since, no further orders are necessary in this Contempt Petition, the
Contempt Petition stands closed.

vsn

To

Mr.Nanda Balan,
Commissioner of Police,
Madurai City, Madurai.