Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.V.Renish vs Dr.P.Senthilkumar I.A.S
2025 Latest Caselaw 968 Mad

Citation : 2025 Latest Caselaw 968 Mad
Judgement Date : 16 July, 2025

Madras High Court

R.V.Renish vs Dr.P.Senthilkumar I.A.S on 16 July, 2025

                                                                                    Sub. Appln.(MD)No.268 of 2025


                           BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

                                            DATED : 16.07.2025

                                                       CORAM:

                              THE HONOURABLE MR.JUSTICE VIVEK KUMAR SINGH

                                      Sub. Application No.268 of 2025
                                                     in
                                       Cont.P.(MD)No.1226 of 2025
                                                     in
                                        W.P.(MD) No.30841 of 2024


                  R.V.Renish                                                             ... Petitioner

                                                           Vs.


                  1.Dr.P.Senthilkumar I.A.S.,
                    The Principal Secretary,
                    Health and Family Welfare Department,
                    Fort St. George,
                    Secretariat,
                    Chennai-600 009.

                  2.J.Sangumani,
                    The Director,
                    Director of Medical Education,
                    No.162, EVR Periyar Salai,
                    Kilpauk,
                    Chennai-600 010.

                  3.Dr.Siva Sangeetha,
                    The Registrar,
                    Dr.M.G.R. Medical University,
                    Guindy,
                    Chennai – 600 032.


                  ____________
                  Page 1 of 8




https://www.mhc.tn.gov.in/judis           ( Uploaded on: 17/07/2025 04:21:32 pm )
                                                                                             Sub. Appln.(MD)No.268 of 2025



                  4.R.Revathi,
                    The Principal,
                    Velammal College of Nursing,
                    Thoothukudi Ring Road,
                    Anuppanadi,
                    Madurai – 625 009.                                                            ... Respondents




                  PRAYER:- Petition filed under Section 151 of the Civil Procedure Code,
                  to reopen the Cont.P( MD) No.1226 of 2025, order dated 25.04.2025
                  passed by this Court and pass such further or other suitable order as this
                  Court deems fit and proper in the circumstances of the case.


                                  For Petitioner                 :      Mr.G.Arumugaraja

                                  For Respondent                 :      Mr.M.Siddharthan
                                  Nos.1 & 2                             Additional Government Pleader

                                  For Respondent No.4            :      Mr.L.Shaji Chellan



                                                             ORDER

The present Sub Application has been filed by the petitioner before

this Court to reopen the Cont.P (MD) No.1226 of 2025 and thereby,

prays this Court to direct the fourth respondent college to readmit him

and to pursue his studies.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/07/2025 04:21:32 pm ) Sub. Appln.(MD)No.268 of 2025

2. Heard the learned counsel for the parties and also perused the

entire materials available on record.

3. It is seen that this Court, while passing the order in W.P.(MD)

No.30841 of 2024 had disposed the case by directing the respondents to

re-admit the petitioner to continue his education. The relevant

paragraphs of the order are read as follows:

“4.When the matter was taken up for hearing today, the petitioner filed an affidavit of undertaking, in which he affirmed that he would not engage in any activities detrimental to the interests of the institution or other students. Furthermore, he mentioned that the charges leveled against him are minor in nature.

5.While it is expected that every student upholds the highest standards of discipline throughout their academic journey and ensures their behaviour does not negatively affect their peers, this Court recognizes the context of the allegations against the petitioner. With two years of the course already completed and only two remaining, this Court believes that even if the petitioner and his mother voluntarily accepted the transfer certificate, this should not prevent him

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/07/2025 04:21:32 pm ) Sub. Appln.(MD)No.268 of 2025

from continuing his education.

6.Considering the affidavit of undertaking filed by the petitioner and the nature of the allegations against him, the respondents are directed to re-admit the petitioner to continue his education. However, it is explicitly stated that the petitioner must maintain the highest standards of discipline during his remaining years at the college and refrain from engaging in any activities that could harm the interests of either students or faculty. It is made clear that the petitioner shall make his own arrangements for accommodation outside the campus and he is required to attend college and return immediately after college hours.

7.With the above observations and directions, the Writ Petition stands disposed of.

The undertaking given by the petitioner shall form part of the record. There shall be no order as to costs. Consequently, connected miscellaneous petition is closed.”

4. Since the petitioner was not re-admitted in the fourth

respondent college, he had preferred a Contempt Petition which was

closed by this Court on 25.04.2025 by the following observations:

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/07/2025 04:21:32 pm ) Sub. Appln.(MD)No.268 of 2025

“2. ... on instructions, submitted that respondents 1 and 2 are in no way connected with the present case and that it is the 4th respondent who has to take a decision in the matter”.

5. The learned counsel for the petitioner submitted that the

respondents 1 and 2 herein are the supervisory/regulatory authority of

the fourth respondent college and hence, they are bound to direct the

fourth respondent in the event of violation of the regulations. He further

submitted that the fourth respondent college has preferred an appeal

against the order of this Court passed in W.P.(MD) No.30841 of 2024

which was dismissed by the Hon'ble Division Bench of this Court on

21.05.2025. The relevant paragraphs of the judgment is extracted

hereunder for ready reference:

“5. ... the Writ Petitioner has obtained transfer certificate from the College in Chennai and he now wants to get re-admission in the appellant College.

....

7.After going through the orders passed by the Writ Court, we are of the considered opinion that the Writ Court has rightly directed the management to re-admit the Writ Petitioner

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/07/2025 04:21:32 pm ) Sub. Appln.(MD)No.268 of 2025

considering his academic career and future. Since the allegations relate to the picking up a quarrel with his classmates and no other serious allegations are made against the Writ Petitioner, we are not inclined to interfere with the order of the Writ Court and we find no merits in the Writ Appeal. Accordingly, the Writ Appeal is dismissed.

No costs. Consequently, connected miscellaneous petition is closed.”

5. Since the fourth respondent college has not complied with the

order of this Court made in W.P.(MD) No.30841 of 2024 dated

14.02.2025, which was also affirmed by the Hon'ble Division Bench of

this Court in W.A.(MD) No.1144 of 2024 dated 21.05.2025, this Court

deems it fit to allow the Sub Application. Accordingly, the Sub

Application stands allowed. Consequently, the Registry is directed to

reopen and list the Contempt petition on 17.07.2025.

16.07.2025

Index : Yes / No NCC : Yes / No Order : Speaking / Non Speaking

DP

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/07/2025 04:21:32 pm ) Sub. Appln.(MD)No.268 of 2025

To

1.Dr.P.Senthilkumar I.A.S., The Principal Secretary, Health and Family Welfare Department, Fort St. George, Secretariat, Chennai-600 009.

2.J.Sangumani, The Director, Director of Medical Education, No.162, EVR Periyar Salai, Kilpauk, Chennai-600 010.

3.Dr.Siva Sangeetha, The Registrar, Dr.M.G.R. Medical University, Guindy, Chennai – 600 032.

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/07/2025 04:21:32 pm ) Sub. Appln.(MD)No.268 of 2025

VIVEK KUMAR SINGH, J.

DP

Sub. Application No.268 of 2025 in

in

16.07.2025

____________

https://www.mhc.tn.gov.in/judis ( Uploaded on: 17/07/2025 04:21:32 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter