High Court Madras High Court

S.Samraj vs Thiru P.Perumalsamy on 14 December, 2009

Madras High Court
S.Samraj vs Thiru P.Perumalsamy on 14 December, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 14/12/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Contempt Petition(MD) No.175 of 2009
in
W.P.(MD) No.5763 of 2008

S.Samraj						... Petitioner

Vs

Thiru P.Perumalsamy,
The Director of School Education,
College Road,
Chennai - 600 006. 				        ... Respondent



Prayer

Contempt Petition filed under Section 11 of the Contempt of Court Act,
to punish the respondent herein for his willful disobedience of the order passed
by this Hon'ble Court, dated 21.11.2008, in W.P.(MD) No.5763 of 2008.

!For Petitioner   ...  	Mr.A.Thirumurthy
^For Respondent	  ...  	Mr.S.C.Herold Singh
			Government Advocate

* * * * *

:O R D E R

This contempt petition has been filed by the petitioner, praying
that this Court may be pleased to punish the respondent for willful disobedience
of the order passed by this Court, on 21.11.2008, in W.P.(MD) No.5764 of 2008.

2. By the order, dated 21.11.2008, this Court had directed the
respondent to dispose of the representation of the petitioner, dated 08.04.2008,
and to pass appropriate order, on merits and in accordance with law, within a
period of three months from the date of receipt of a copy of the said order.

3. At this stage of the hearing of the contempt petition, the learned
Government Advocate appearing on behalf of the respondent had placed before this
court, the proceedings of the respondent, dated 08.12.2009, which has been
issued in compliance with the directions issued by this Court, by its order,
dated 21.11.2008, made in W.P.(MD) No.5763 of 2008.

4. In such circumstances, since no further orders are necessary, the
contempt petition stands closed. No costs

cs

To

Thiru P.Perumalsamy,
The Director of School Education,
College Road,
Chennai – 600 006.