Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

I.Anburani vs Mrs.Kathika
2025 Latest Caselaw 1298 Mad

Citation : 2025 Latest Caselaw 1298 Mad
Judgement Date : 22 July, 2025

Madras High Court

I.Anburani vs Mrs.Kathika on 22 July, 2025

                                                                              Contempt Petition (MD)No.1977 of 2025


                          BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                                DATED: 22.07.2025

                                                         CORAM:

                                  THE HONOURABLE MR.JUSTICE SHAMIM AHMED

                                       Contempt Petition (MD)No.1977 of 2025
                                                          In
                                             W.P.(MD)No.2939 of 2021
                    I.Anburani,
                    W/o.Johnson,
                    B.T.Assistant (Science),
                    Pasumalai Higher Secondary School,
                    Madurai.                                                           ...Petitioner/Petitioner
                                                                   Vs

                    1.Mrs.Kathika,
                      The Chief Educational Officer,
                      Madurai District,
                      Madurai.

                    2.Mr.Ashok Kumar,
                      The District Educational Officer,
                      District Educational Office,
                      Tirumangalam,
                      Madurai District.                                      ...Contemnors/Respondents


                    PRAYER: Contempt Petition is filed under Section 11 of Contempt of
                    Courts Act, to punish the Contemnors/Respondents for willfully
                    disobeying and not complying with the order passed by this Court in
                    W.P(MD)No.2939 of 2021, dated 12.09.2024.


                    1/6




https://www.mhc.tn.gov.in/judis              ( Uploaded on: 23/07/2025 05:14:23 pm )
                                                                                    Contempt Petition (MD)No.1977 of 2025




                                  For Petitioner            : Mr.S.Anwar Shameem

                                  For Respondents           : Mr.D.Sadiq Raja
                                                              Additional Government Pleader


                                                               ORDER

This is a petition seeking initiation of contempt proceedings against

the Respondents for violation of the order, dated 12.09.2024 passed by this

Court in W.P.(MD)No.2939 of 2021.

2. Heard Mr.S.Anwar Shameem, learned counsel appearing for the

Petitioner and Mr.D.Sadiq Raja, learned Additional Government Pleader,

who accepts notice on behalf of the Respondents. Therefore, no further

notice is required to be issued to the Respondents.

3. This Contempt Petition has been filed for non compliance of the

judgment and order dated 12.09.2024 passed in W.P.(MD)No.2939 of

2021 and the learned Single Judge of the Writ Court disposed of the said

Writ Petition in the following terms:

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/07/2025 05:14:23 pm ) Contempt Petition (MD)No.1977 of 2025

“4.For the foregoing reasons, the impugned order dated 27.12.2019 passed by the second respondent is hereby quashed and the matter is remanded to the first respondent for fresh consideration on merits and in accordance with law. The first respondent shall pass final orders within a period of twelve [12] weeks from the date of receipt of a copy of this order.

5.With the aforesaid direction, this Writ Petition stands disposed of. There shall be no order as to costs.

Consequently, the connected miscellaneous petition is closed.”

4.Today, when the matter was taken up, Mr.D.Sadiq Raja, learned

Additional Government Pleader for the Respondents, filed an affidavit of

compliance along with the order dated 07.05.2025 passed by the 1st

Respondent/Chief Educational Officer, Madurai District. He submitted that

the Petitioner's claim was rejected in accordance with law, based on the

relevant legal principles. Thus, he submits that the Respondents have

complied with the order of the Writ Court dated 12.09.2024 passed in

W.P.(MD)No.2939 of 2021. A copy of the said order has been taken on

record and the same has been furnished to the learned counsel for the

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/07/2025 05:14:23 pm ) Contempt Petition (MD)No.1977 of 2025

Petitioner. Therefore, he prays that the Respondents may be discharged

from the contempt proceedings.

5. Mr.S.Anwar Shameem, learned counsel for the Petitioner submits

that he has received a copy of the order dated 07.05.2025 along with

compliance affidavit, wherein the Respondent has decided the Petitioner's

claim, albeit rejecting it. He further submits that if the Petitioner is

aggrieved by the said order, he may be permitted to challenge it before the

competent Court of law. The learned counsel states that he has no

objection to the Respondents being discharged from the contempt

proceedings.

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

Petitioner and the learned Additional Government Pleader for the

Respondents, and upon perusal of the order dated 07.05.2025, passed by

the 1st Respondent/Chief Educational Officer, Madurai District, this Court

is satisfied that the Respondents have fully complied with the judgment

and order of the Writ Court dated 12.09.2024 passed in W.P.(MD)No.2939

of 2021. In view of the same, this Court deems it appropriate that no useful

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/07/2025 05:14:23 pm ) Contempt Petition (MD)No.1977 of 2025

purpose would be served by keeping the contempt proceedings pending.

Therefore, the Respondents are discharged from the contempt proceedings.

7. In view of the above, the Contempt Petition is disposed of with

liberty to the Petitioner to challenge the order dated 07.05.2025 before the

competent Court of law, if he is so aggrieved. The file shall be consigned

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

22.07.2025

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

To:

1.The Chief Educational Officer, Madurai District, Madurai.

2.The District Educational Officer, District Educational Office, Tirumangalam, Madurai District.

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/07/2025 05:14:23 pm ) Contempt Petition (MD)No.1977 of 2025

SHAMIM AHMED, J.

Nsr

Contempt Petition (MD)No.1977 of 2025

22.07.2025

https://www.mhc.tn.gov.in/judis ( Uploaded on: 23/07/2025 05:14:23 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 : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter