High Court Madras High Court

Hilda Mercy vs M.Kutralingam on 2 February, 2011

Madras High Court
Hilda Mercy vs M.Kutralingam on 2 February, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED :02.02.2011

CORAM

THE HON'BLE Mr. JUSTICE K.VENKATARAMAN


Contempt Petition No.1243 of 2010



Hilda Mercy 								..Petitioner

	Vs.

1.M.Kutralingam, I.A.S.,
   Secretary (Education Department)
   Fort St.George
   Chennai  600 009.

   ( Contempt against R1 
     is closed as per order 
     of this Court dated 22.09.2010)

2.Ms.Suganthi
   The District Educational Officer
   Arignar Anna Campus
   Coonor, Nilgiri District
   Pin : 643 102.

3.Bro.Johnson
   The Head Master & Correspondent
   St.Antony's Higher Secondary School
   Coonor  643 101
   Nilgiri District.							..Respondents



		Contempt petition filed under Section 11 of Contempt of Courts Act to punish the respondents for committing contempt of the order of this Court made in W.P.No.15320 of 2008 dated 23.09.2008.

		For petitioner   	   :  Ms.K.Bhawatharini

		For Respondents 	   :  Ms.Dakshayani Reddy, A.G.P.,


 O R D E R

The present contempt application was taken out alleging violation of the orders of this Court, made in W.P.No.15320 of 2008 dated 23.09.2008.

2. In and by the said order, I have directed the respondents 2 and 3 in the said writ petition to consider the grievance of the petitioner as put forth by her in her representation dated 28.04.2008 on merits and in accordance with law. Alleging that the said order was not complied with, the present contempt application was filed.

3. Mrs.Dakshayani Reddy, the learned Additional Government Pleader produced an order dated 14.11.2008 to show that the order was complied with. However, it is represented by the learned counsel appearing for the petitioner that the said order was not communicated to the petitioner. There upon the learned A.G.P., was directed to produce the records to show that the said order was forwarded to the petitioner. But, the learned A.G.P., was unable to point out from the records that the said order was communicated to the petitioner by Registered Post with Acknowledgment. Today, the learned A.G.P., has handed over the order referred to above to the learned counsel appearing for the petitioner. Hence, the present contempt application stands closed.

4. However, the petitioner is at liberty to challenge the said order in a manner known to law.

pgp