Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ms.M.Janci Sagaya Leeli vs Mr.M.Sivakumar
2025 Latest Caselaw 6243 Mad

Citation : 2025 Latest Caselaw 6243 Mad
Judgement Date : 22 April, 2025

Madras High Court

Ms.M.Janci Sagaya Leeli vs Mr.M.Sivakumar on 22 April, 2025

                                                                              Contempt Petition (MD)No.1127 of 2023


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 22.04.2025

                                                         CORAM:

                                  THE HONOURABLE MR.JUSTICE SHAMIM AHMED

                                       Contempt Petition (MD)No.1127 of 2023
                                                          In
                                             W.P.(MD)No.4919 of 2020

                    Ms.M.Janci Sagaya Leeli,
                    Holy Cross Girls Higher Secondary School,
                    Teppakulam,
                    Trichy – 620 002.                                                  Petitioner/Petitioner

                                                                   Vs

                    1.Mr.M.Sivakumar,
                      The Chief Educational Officer,
                      The Office of the Chief Educational Officer,
                      Trichy – 620 002.

                    2.Mrs.S.Selvi,
                      The District Educational Officer,
                      The Office of the District Educational Officer,
                      Trichy – 620 001.                      Contemnors/Respondents 3 & 4

                    PRAYER: Contempt Petition is filed under Section 11 of Contempt of
                    Courts Act, to punish the Contemnors/ Respondent for willfully disobeying
                    and not complying with the order passed by this Court in W.P(MD)No.
                    4919 of 2020, dated 02.09.2022.

                    1/11




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 23/04/2025 03:52:27 pm )
                                                                                     Contempt Petition (MD)No.1127 of 2023




                                   For Petitioner            : Mr.FR.S.Savarimuthu
                                                               For M/s.Father Xavier Associates
                                   For Respondents           : Mr.F.Deepak
                                                               Special Government Pleader


                                                                ORDER

This is a petition seeking initiation of contempt proceedings against

the Respondents for violation of the order, dated 02.09.2022 passed by this

Court in W.P.(MD)No.4919 of 2020.

2. Heard Mr.FR.S.Savarimuthu, learned counsel for M/s.Father

Xavier Associates, appearing for the Petitioner and Mr.F.Deepak, learned

Special Government Pleader appearing for the Respondents.

3. When the matter was taken up on 17.03.2025, this Court passed the

following order:

“2. Mr.F.R.S.Savarimuthu, learned counsel for M/s. Father Xavier Associates, appearing for the Petitioners, submits that the Private Aided Minority and Non-

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm ) Contempt Petition (MD)No.1127 of 2023

Minority Schools have appointed various teaching staff members in their Institutions. However, the proposals sent by the School Management to the concerned Educational Authority seeking approval for the appointment of the teachers have been rejected. The Petitioners are among the teachers whose appointments as B.T. Assistant (Tamil) and B.T. Assistant (Maths) were not approved. Aggrieved by this, the Petitioners, along with other similarly aggrieved teachers, have filed a bunch of writ petitions in W.P(MD) Nos. 7051 of 2020, etc., batch, and the Petitioners' writ petitions are W.P. (MD) Nos. 4917 and 4919 of 2020, respectively. The learned Single Judge of this Court vide common judgment and order dated 02.09.2022 allowed the said Writ Petitions. For better appreciation, the relevant portion of the order is reproduced below:

“W.P.(MD)No.4917 of 2020:

Accordingly, the impugned order dated 21.10.2019 on the file of the fourth respondent is quashed. Consequently, there shall be a direction to the concerned Educational Authorities to forthwith pass orders, approving the appointment of the petitioner to the post of B.T.Assistant (Tamil), in the fifth respondent school with effect from 07.10.2017, together with all service and monetary benefits within a period of four (4) weeks, from the date of receipt

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm ) Contempt Petition (MD)No.1127 of 2023

of a copy of this order.

W.P.(MD)No.4919 of 2020:

Accordingly, the impugned order dated 21.10.2019, on the file of the fourth respondent is quashed. Consequently, there shall be a direction to the concerned Educational Authorities to forthwith pass orders, approving the appointment of the petitioner to the post of B.T.Assistant (Maths), in the fifth respondent school with effect from 02.07.2018, together with all service and monetary benefits within a period of four (4) weeks, from the date of receipt of a copy of this order.” .............

8. The writ petitions are allowed accordingly. No costs. Consequently, connected miscellaneous petitions are closed.”

3. The learned counsel for the Petitioners further submits that despite the judgment and order passed by this Court dated 02.09.2022 in W.P.(MD)Nos.4917 and 4919 of 2020, the Respondents have not complied with the directions of this Court and they have wilfully and deliberately flouting the orders passed by this Court.

Thus, the learned counsel submits that the Respondents are in contempt and they may be summoned before this Court and punished for committing contempt by exercising the powers under Sections 11 and 12 of the Contempt of Courts Act, 1971.

4. Upon perusing the judgment and order passed by

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm ) Contempt Petition (MD)No.1127 of 2023

this Court dated 02.09.2022 in W.P.(MD)Nos.4917 and 4919 of 2020 as well as the affidavit filed in support of the contempt petition, which states that the Respondents have not complied with the orders of this Court, this Court is of the view that the respondents appear to have wilfully and deliberately disobeyed the order of this Court. Consequently, this Court deems it necessary to initiate proceedings against the Respondents for their alleged non-compliance with the said orders.

5. Mr.F.Deepak, learned Special Government Pleader for the Respondents, submits that proceedings are ongoing to comply with the judgment and order of this Court dated 02.09.2022 in W.P.(MD)Nos.4917 and 4919 of 2020. They also assure this Court that whatever order is passed by this Court will be fully complied with and requests two weeks' time to ensure compliance with the said order.

6. In view of the assurance given by Mr.F.Deepak, learned Special Government Pleader for the Respondents, this Court grants the Respondents a final opportunity to comply with the judgment and order of this Court dated 02.09.2022 in W.P.(MD)Nos.4917 and 4919 of 2020, without fail, within two weeks from today. The

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm ) Contempt Petition (MD)No.1127 of 2023

Respondents are directed to communicate the decision taken by them to the Petitioners and to file an affidavit of compliance in this regard within a period of two weeks from today. Failure to comply with the said order within the stipulated time frame will require the personal appearance of the Respondents before this Court on the next date fixed.

7. Put up this case on 16.04.2025 “For Orders”.

8. Let a copy of this order is given to Mr.F.Deepak, learned Special Government Pleader for its necessary compliance and information to the Respondents.”

4. Pursuant to the order dated 17.03.2025, Mr.F.Deepak, the learned

Special Government Pleader for the Respondents, has produced an order

dated 16.04.2025 passed by the 1st Respondent/The Chief Educational

Officer, Trichy District along with the compliance affidavit and submits

that the Respondents have fully complied with the orders passed by the

Writ Court dated 02.09.2022 in W.P.(MD)No.4919 of 2020. A copy of the

said order and the compliance affidavit has been taken on record and

furnished to the learned counsel for the Petitioner.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm ) Contempt Petition (MD)No.1127 of 2023

5. Mr.F.Deepak, learned Special Government Pleader for the

Respondents, further submits that in the 7th paragraph of the compliance

affidavit, it has been clearly stated that necessary approval has been

granted to the Petitioner for appointment to the post of B.T. Assistant

(Maths) vide order dated 16.04.2025, and it was also mentioned in

paragraph 7 that the Respondents instructed the Management of the School

to submit necessary bills for disbursing the monetary benefits to the

Petitioner. Thus, he submits that the judgment and order passed by the

Writ Court dated 02.09.2022 in W.P.(MD) No. 4919 of 2020 have been

fully complied with, and therefore, he prays that the Respondents be

discharged from the contempt proceedings.

6. Mr.FR.S.Savarimuthu, learned counsel for M/s.Father Xavier

Associates, appearing for the Petitioner, submits that the judgment and

order passed by the Writ Court dated 02.09.2022 in W.P.(MD)No.4919 of

2020 has been fully complied with by the 1st Respondent/ the Chief

Educational Officer, Trichy District, and that in this regard, an order has

also been issued, which was received by the Petitioner. He further states

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm ) Contempt Petition (MD)No.1127 of 2023

that he has no objection to the Respondents being discharged from the

contempt proceedings.

7. The learned counsel for the Petitioner further submits that the

Respondent may also be directed to pay the monetary benefits to the

Petitioner forthwith.

8. The learned Special Government Pleader submits that once an

order has already been passed by this Court, it is the duty of the

Respondents to comply with the order, and thereafter, the Respondents

may certainly consider the claim of the Petitioner in respect of monetary

benefits from the date of approval. He also assures this Court that the

monetary benefits would be disbursed, after completing other formalities,

within a period of six weeks from today.

9. Considering the submissions made by the learned counsel for the

Petitioner and the learned Special Government Pleader for the

Respondents, and upon perusal of the order dated 16.04.2025, this Court is

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm ) Contempt Petition (MD)No.1127 of 2023

satisfied that the Respondents have fully complied with the judgment and

order of the Writ Court dated 02.09.2022 in W.P.(MD)No.4919 of 2020.

The learned Special Government Pleader has also assured that the

monetary benefits will be disbursed within a period of six weeks from

today. In view of this assurance, this Court deems it appropriate to drop the

contempt proceedings. Accordingly, the Respondents are discharged from

the contempt proceedings.

10. In view of the above, the Contempt Petition is disposed of. The

file shall be consigned to record. There shall be no order as to costs.

22.04.2025

NCC:yes/no Index:yes/no Internet:yes/no Nsr

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm ) Contempt Petition (MD)No.1127 of 2023

To:

1.The Chief Educational Officer, The Office of the Chief Educational Officer, Trichy – 620 002.

2.The District Educational Officer, The Office of the District Educational Officer, Trichy – 620 001.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm ) Contempt Petition (MD)No.1127 of 2023

SHAMIM AHMED, J.

Nsr

Contempt Petition (MD)No.1127 of 2023

22.04.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/04/2025 03:52:27 pm )

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter