High Court Madras High Court

Vaikundam Plantations Ltd vs M.Perumal on 9 September, 2011

Madras High Court
Vaikundam Plantations Ltd vs M.Perumal on 9 September, 2011
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 09/09/2011

CORAM
THE HONOURABLE MR.JUSTICE R.SUDHAKAR

Cont.P.(MD)No.225 of 2009
in
W.P.(MD)No.11237 of 2008

Vaikundam Plantations Ltd.,
represented by its
Director,
S.Ramachandran					.. Petitioner

Vs.

M.Perumal,
The Assistant Commissioner of
Commercial Taxes,
Full Additional Charge,
Kuzhithurai,
Kanyakumari District.				.. Respondent

PRAYER

Petition filed under Section 11 of the Contempt of Court Act, 1971, to
punish the respondent for his willful disobedience of the order passed by this
Court in W.P(MD)No.11237 of 2008 dated 05.12.2008.

!For Petitioner ... No representation
^For Respondent ... Mr.TR.Janarthanam,
		    Additional Government Pleader.
*****

:ORDER

This Contempt Petition has been filed to punish the respondent for his
willful disobedience of the order passed by this Court in W.P(MD)No.11237 of
2008 dated 05.12.2008.

2. On 19.08.2011, when the petition was taken up for hearing, it was
adjourned by 09.09.2011 and today, when the matter is taken up for hearing,
there is no representation on behalf of the petitioner to state that the
respondent is continuing to disobey the order of this Court.

3. The contempt petition has been filed stating that the order passed in
W.P(MD)No.11237 of 2008 dated 05.12.2008, has not been complied with and since
the petitioner has not chosen to prosecute the case, it may be that the order
has already been complied with by the respondent.

4. In view of the above, this Court finds no reason to keep the contempt
petition pending and accordingly, the same is closed. No costs.

rsb
To
The Assistant Commissioner of
Commercial Taxes,
Full Additional Charge,
Kuzhithurai.