High Court Madras High Court

T.Hariharan vs R.Subramani on 30 November, 2009

Madras High Court
T.Hariharan vs R.Subramani on 30 November, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 30/11/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

Contempt Petition(MD) No.487 of 2009
in
W.P.(MD) No.6522 of 2009

T.Hariharan				... Petitioner

Vs


R.Subramani,
The Chief Engineer,
Agricultural Engineering Department,
Chennai - 35.				... Respondent


Prayer

Contempt Petition filed under Section 11 of the Contempt of Court Act,
to punish the respondent for willful disobedience of the order dated 21.07.2009,
in W.P.(MD)No.6522 of 2009.

!For Petitioner       ...  Mr.V.R.Rajan
^For Respondent       ...  Mr.S.C.Herold Singh
			   Government Advocate.

                     * * * * *

:ORDER

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 21.07.2009, in W.P.No.6522 of 2009.

2. By the order, dated 21.07.2009, this Court had directed the
respondent to consider the representation of the petitioner, dated 05.07.2009,
on merits and in accordance with law and pass appropriate orders, within six
weeks from the date of receipt of a copy of the said order, after providing
reasonable opportunity of personal hearing to the petitioner.

3. Since the respondent could not passed appropriate orders, as
directed by this Court within the specified time, a petition for extension of
time has been filed before this Court for extension of time to comply with the
directions issued by this Court on 21.07.2009.

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

cs

To

R.Subramani,
The Chief Engineer,
Agricultural Engineering Department,
Chennai – 35.