Citation : 2021 Latest Caselaw 2970 Mad
Judgement Date : 8 February, 2021
Cont p(MD).No.1180 of 2020
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED:08.02.2021
CORAM:
THE HONOURABLE MR.JUSTICE M.DHANDAPANI
Cont P(MD).No.1180 of 2020
Mr.M.Mohan ... Petitioner/Petitioner
Vs.
Mr.Dheeraj Kumar
The Secretary,
Government of Tamil Nadu,
School Education Department,
Fort St.George,
Chennai-600 009. ... Contemnor/Respondent No.1
Prayer: Contempt Petition is filed under Section 11 of Contempt of
Courts Act, to initiate contempt proceedings against the
contemnor/Respondent No.1 and punish him for his wilful disobedience
of the order dated 24.03.2020 made in W.P(MD).No.6008 of 2020.
For Petitioner : Mr.G.Anto Prince
For Respondent : Mrs.S.Srimathy
Special Government Pleader
1/4
http://www.judis.nic.in
Cont p(MD).No.1180 of 2020
ORDER
For non-compliance of the order of this Court, dated 24.03.2020
made in W.P(MD).No.6008 of 2020, this Contempt Petition is filed.
2.The learned counsel appearing for the contempt petitioner
submitted that by order dated 24.03.2020, this Court allowed the writ
petition in W.P(MD)No.6008 of 2020, following the earlier order passed
by this Court, on 30.07.2019, in W.P,No.4991 of 2015, with regard to the
regularization of the petitioner's service and extend all the monetary
benefits. However, the State preferred a Writ Appeal in W.A.No.3904 of
2019 against the order passed in W.P.No.4991 of 2015, which was
followed by this Court in W.P(MD)No.6008 of 2020. In Writ Appeal, the
Division Bench of this Court, has modified the order, dated 30.07.2019,
and partly allowed the writ appeal on 13.01.2020. Against the Division
Bench order, Review Application has been filed. Hence, the contempt
petitioner has to make a fresh representation to extend the benefits within
a reasonable time as fixed by the Division Bench of this Court.
http://www.judis.nic.in Cont p(MD).No.1180 of 2020
3.The learned Special Government Pleader appearing for the
respondents did not dispute the facts as submitted by the learned counsel
for the petitioner.
4.Considering the facts and circumstances of the case, this Court
allowed the present writ petition, based on the earlier order passed by this
Court in W.P.No.4991 of 2015, dated 30.07.2019, which later was
modified by the Division Bench of this Court.
5.In view of the above, this Contempt Petition is closed. However,
liberty is granted to the petitioner to work out his remedy in terms of the
judgment passed by the Division Bench of this Court.
08.02.2021 Index:Yes/No Internet:Yes/No Ns
http://www.judis.nic.in Cont p(MD).No.1180 of 2020
M.DHANDAPANI,J.
Ns
To The Secretary, Government of Tamil Nadu, School Education Department, Fort St.George, Chennai-600 009.
Cont P(MD).No.1180 of 2020
08.02.2021
http://www.judis.nic.in
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!