High Court Madras High Court

K.Alagarsamy Naicker vs Mohamed Arif Sahib on 9 September, 2011

Madras High Court
K.Alagarsamy Naicker vs Mohamed Arif Sahib on 9 September, 2011
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 09/09/2011

CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Cont.P.(MD)No.307 of 2011
in
W.P.(MD)No.12402 of 2010

1.K.Alagarsamy Naicker
2.Kasiammal				    .. Petitioners

Vs.

Mohamed Arif Sahib,
The Revenue Divisional Officer,
Aruppukkottai.				    .. Respondent

PRAYER

Petition filed under Section 11 of the Contempt of Court Act, 1971, to
punish the respondent herein for his wanton and willful disobedience of the
order of this Court passed in W.P(MD)No.12402 of 2010 dated 01.10.2010.

!For Petitioners ... No representation
^For Respondent  ... Mr.TR.Janarthanam,
		     Additional Government Pleader.
*****
:ORDER

This Contempt Petition has been filed to punish the respondent herein for
his wanton and willful disobedience of the order of this Court passed in
W.P(MD)No.12402 of 2010 dated 01.10.2010.

2. On 19.08.2011, when the petition was taken up for hearing, it was
adjourned by 09.09.2011 as there is no representation for the petitioners and
even today, when the matter is taken up for hearing, there is no representation
on behalf of the petitioners to state that the respondent is continuing to
disobey the order of this Court.

3. The contempt petition has been filed stating that the order passed in
W.P(MD)No.12402 of 2010 dated 01.10.2010, has not been complied with and since
the petitioners have not chosen to prosecute the case, it may be that the order
has already been complied with by the respondent.

4. In view of the above, this Court finds no reason to keep the contempt
petition pending and accordingly, the same is closed. No costs.

rsb

To
The Revenue Divisional Officer,
Aruppukkottai.