Citation : 2025 Latest Caselaw 5766 Mad
Judgement Date : 7 April, 2025
CONT.P(MD)No.898 of 2023
BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT
DATED: 07.04.2025
CORAM
THE HONOURABLE MR.JUSTICE SHAMIM AHMED
CONT.P(MD)No.898 of 2023
V.Chelladurai ... Petitioner
vs.
1.K.Nandhakumar,
Director of School Education,
now, Commissioner of School Education,
Chennai – 6.
2.Lakshmi Narayana Swami,
District Educational Officer,
Cheranmahadevi, Tirunelveli District. ... Respondents
PRAYER: Contempt Petition filed under Section 11 of the Contempt of Court
to punish the respondents/ contemnors for wilful and deliberate disobedience
of the order passed by this Court in W.P.(MD)No.10778 of 2019, dated
11.11.2021.
For Petitioner :Mr.V.Panneerselvam
For Respondents :Mr.F.Deepak
Special Government Pleader
*****
1/6
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/04/2025 02:26:35 pm )
CONT.P(MD)No.898 of 2023
ORDER
This is a petition seeking initiation of contempt proceedings against the
respondents for violation of the order, dated 11.11.2021 passed by this Court
in W.P.(MD)No.10778 of 2019.
2.Heard Mr.V.Panneerselvam, learned Counsel for the petitioner and
Mr.F.Deepak, learned Special Government Pleader for the Respondents.
3.When the matter was taken up on 13.03.2025, this Court has passed
the following order:
“The present Contempt Petitions have been filed to punish the respondents/contemnors for non compliance of the judgment and order passed by this Court in W.P.(MD) Nos.10777 and 10778 of 2019 dated 11.11.2021.
2.Heard Mr.V.Panneer Selvam, learned counsel for the petitioners and Mr.F.Deepak, learned Special Government Pleader for the respondents.
3.This Court, vide judgment and order dated 11.11.2021, had disposed of the writ petitions bearing W.P.(MD) Nos.10777 and 10778 of 2019 with the following directions:-
“11. In light of the narration as aforesaid, the mandamus as sought for is issued. There is a direction to R2 and R3 to pass an order of regularisation of services of both petitioners with effect from 07.08.2001 and 11.07.2000 respectively, compute arrears of salary and all other consequential benefits and pay over the same. The aforesaid exercise shall be completed within a period of 8 weeks from date of uploading of a copy of this order upon the official website of this court. The writ petitions are disposed as above. No costs.”
4.The learned counsel for the petitioners submits that challenging the judgment and order dated 11.11.2021, the respondents have preferred appeals bearing W.A.(MD) Nos.1377 of 2023 and 139 of 2024 before this Court and the Hon'ble Division Bench of this Court, vide judgment and order dated 28.08.2023 and 07.02.2024 respectively, had dismissed the Writ Appeals. Thus, he submits that in spite of the dismissal of the Writ Appeals, the respondents have to comply with the directions issued by this Court in
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/04/2025 02:26:35 pm )
W.P.(MD) Nos.10777 and 10778 of 2019, dated 11.11.2021, but they have not complied with such directions. Thus, being no other alternative, the present Contempt Petitions have been filed. It was further submitted that the respondents/contemnors have wilfully and deliberately flouted the order passed by this Court and are in contempt of the judgment and order of this Court dated 11.11.2021. Thus, they should be summoned and punished by exercising the powers under Sections 11 and 12 of the Contempt of Courts Act, 1971.
5.Mr.F.Deepak, learned Special Government Pleader, who took notice for the respondents in both the Contempt Petitions, submits that the process to make compliance of the judgment and order passed in W.P.(MD) Nos.10777 and 10778 of 2019, dated 11.11.2021 is under process and prays 10 days time to make compliance of the order dated 11.11.2021.
6.Accordingly, after considering the request made by the learned Special Government Pleader for the respondents/contemnors, as a last chance, one more opportunity is given to the respondents/contemnors to make compliance of the directions issued by this Court in W.P.(MD) Nos. 10777 and 10778 of 2021, dated 11.11.2021 on or before the next date fixed, failing which the respondents are directed to appear before this Court in person and explain as to why the aforesaid order has not been complied with. The respondents shall also file a compliance affidavit in this regard.
7.Put up these cases 'for orders' on 03.04.2025 before the appropriate Bench. Let a copy of this order be issued to Mr.F.Deepak, learned Special Government Pleader for the respondents for its necessary compliance and information.”
4.In compliance of the order passed by this Court, dated 13.03.2025,
Mr.F.Deepak, learned Special Government Pleader appearing on behalf of
the respondents has filed an compliance affidavit annexing the copy of the
order, dated 28.03.2025 passed on behalf of the respondents. In paragraph 7
of the compliance affidavit, it had been clearly stated as follows:
“7.I respectfully submitted that on receipt of copy orders passed by this Hon’ble Court, Chief Educational Officer, Tirunelveli have called for service records of petitioner and the same was forwarded by the District Educational Officer (Secondary), Tirunelveli vide proceedings in Na.Ka.No.926/A1/2022, dated 18.03.2025 and thereafter, Chief Educational Officer, Tirunelveli have processed the proposal forwarded by the District Educational Officer (Secondary), Tirunelveli and granted necessary approval for the appointment of
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/04/2025 02:26:35 pm )
petitioner vide proceedings in Na.Ka.No.2517/A1/2025, dated 28.03.2025 and have also processed the bills for disbursing monetary benefits and thereby orders passed by this Hon’ble Court have complied in letter and spirit.”
5.Thus, the learned Special Government Pleader submits that the
approval of the appointment of the petitioner’s wife in the post of Scavenger
was already granted and the process have already been taken for disbursing
the monetary benefits in the petitioner's bank account. He further submits
that the exercise for disbursing the monetary benefits in the petitioner's bank
account will be completed within a period of six weeks. Thus, he submits that
the judgment and order passed by this Court in W.P.(MD)No.10778 of 2019,
dated 11.11.2021, has been fully complied with by the respondents and thus,
the respondents may be discharged from the present Contempt proceedings.
6.The learned Counsel for the petitioner submits that the approval of
the appointment of the petitioner’s wife in the post of Scavenger has been
granted by the respondents vide order, dated 28.03.2025 and he has also
received the compliance affidavit and the copy of the order passed on behalf
of the respondents, dated 28.03.2025. He submits that he has no objection, if
the respondents are discharged from the present contempt proceedings.
7.Accordingly, In view of the submissions made by the learned counsel
for the parties and upon perusal of the compliance affidavit, especially at para
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/04/2025 02:26:35 pm )
7 of the compliance affidavit and the order passed on behalf of the
respondents, dated 28.03.2025, by which the approval for appointment of the
petitioner’s wife was granted along with monetary benefits to be paid within a
period of six weeks, this Court also deem it appropriate that no useful purpose
would be served by keeping the contempt proceedings pending. Accordingly,
the respondents are discharged from the contempt proceedings.
8.In view of the above, the Contempt Petition is disposed of. The file
shall be consigned to record. No costs.
Index :Yes / No 07.04.2025
Internet :Yes / No (2/2)
NCC :Yes / No
cmr
To
1.The Director of School Education,
now, Commissioner of School Education,
Chennai – 6.
2.The District Educational Officer,
Cheranmahadevi, Tirunelveli District.
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/04/2025 02:26:35 pm )
SHAMIM AHMED, J.
cmr
07.04.2025
(2/2)
https://www.mhc.tn.gov.in/judis ( Uploaded on: 08/04/2025 02:26:35 pm )
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!