High Court Madras High Court

Selvin Therasa vs Devarajan on 27 August, 2010

Madras High Court
Selvin Therasa vs Devarajan on 27 August, 2010
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS 
DATED: 27.08.2010
CORAM:
THE HONOURABLE MR. JUSTICE M.JAICHANDREN

CONTEMPT PETITION No.837 of 2010

1.Selvin Therasa
2.D.Rocks Anushya
3.R.Rani
4.A.Pushpabai			         	      .. 	Petitioners/Petitioners 	

   Vs.

1.Devarajan
   Director of School Education
   College Road, Chennai 600 006.

2.Ponniah
  Chief Educational Officer,
   Nagercoil, Kanyakumari District.

3.Marry Jessy Rochi
  District Educational Officer
  Thakkalai and post
   Kanyakumari District			     ..	        Respondents/Respondents 

PRAYER :  Petition filed under Sections 10 and 12 of contempt of courts Act,1971, to punish the respondents herein for their willful disobedience of the order passed by this Court, in W.P.No.2885 of 2001 dated 31.10.2008.

		For Petitioners 	:  	Mr.K.Ravichandrabaabu
		For Respondents	: 	Mrs.Dakshayini Reddy
						Additional Government 
						 Pleader
M.JAICHANDREN,J
arr

O R D E R

At this stage of the hearing of the contempt petition, the learned counsel appearing on behalf of the respondents had submitted that the order passed by this Court, on 31.10.2008, in W.P.No.2885 of 2001, had been complied with.

2.The learned counsel appearing on behalf of the petitioners had also submitted that the respondents had complied with the order passed by this Court, on 31.10.2008.

In such circumstances, as no further orders are necessary, this Contempt petition stands closed.

27.08.2010
INDEX : YES/ NO
INTERNET : YES/NO
arr

To

1.Devarajan
Director of School Education
College Road, Chennai 600 006.

2.Ponniah
Chief Educational Officer,
Nagercoil, Kanyakumari District.

3.Marry Jessy Rochi
District Educational Officer
Thakkalai and post
Kanyakumari District

M.JAICHANDREN,J

arr

CONTEMPT PETITION No.837 of 2010

27.08.2010