High Court Madras High Court

R. Sivaprakasam vs A. Pannerselvam on 23 March, 2007

Madras High Court
R. Sivaprakasam vs A. Pannerselvam on 23 March, 2007
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED: 23.03.2007

CORAM

THE HONOURABLE MR. JUSTICE P. SATHASIVAM
and 
THE HONOURABLE MR. JUSTICE S.K. KRISHNAN

Contempt Petition No.586 of 2006



R. Sivaprakasam					.. Petitioner 

	
	Vs


1. A. Pannerselvam
   The Post Master General 
   Tamil Nadu Circle, 
   Chennai 2.

2. V. Sampath
   The Superintendent of Post Offices
   Arakonam Division
   Arakonam.

3. A. Nagarajan
   The Asst. Superintendent of Post Offices
   Arakonam Division
   Arakonam.					.. Respondents 



	Contempt Petition filed under Sections 10 and 12 of the Contempt of Court's Act, 1971.



	For petitioner 		: Mr. D. Balasundaram

	For respondents		: Mr. P.Wilson, Asst.Solicitor General


ORDER

It is brought to our notice that against the order passed by us in W.P.No.23833 of 2004 dated 24.11.2005, Government of India preferred a Special Leave Petition before the Supreme Court and according to Mr. P. Wilson, learned Assistant Solicitor General, the apex Court has ordered notice in the said petition. In view of the above statement, the petitioner is permitted to work out his remedy before the Apex Court.

With the above observation, the contempt petition is closed.

Kh

[PRV/10023]