High Court Madras High Court

U.Sekar vs S.Chandramohan on 6 September, 2006

Madras High Court
U.Sekar vs S.Chandramohan on 6 September, 2006
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:  06.09.2006

CORAM

THE HON`BLE MR.JUSTICE P.SATHASIVAM

CONTEMPT PETITION NO.93 of 2006

U.Sekar				..Petitioner

	vs.

S.Chandramohan
The District Collector
Chennai District
Chennai 600 001.                ..Respondent

PRAYER : 

	Petition under Section 12 of the Contempt of Courts Act, 1971 to issue contempt proceedings against the respondent for wilful disobedience of the order of this Court passed in W.P.No.15560 of 2005 dated 3.5.2005 and punish the respondent in accordance with law.

For respondent      :  Mrs. D.Geetha,AGP


ORDER

Learned Additional Government Pleader appearing for the respondent informs this Court that the District Collector, Chennai, has complied with the order of this Court dated 03.05.2005. It is also brought to my notice that the representation of the petitioner has been disposed of.

2. In the light of the above submission, no further adjudication is required. Accordingly, this contempt petition is closed.

gms

To

S.Chandramohan
The District Collector
Chennai District
Chennai 600 001.

[PRV/7989]