Kerala High Court
Prakash vs Regional Joint Labour … on 26 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP.No. 22688 of 1999(A)
1. PRAKASH
... Petitioner
Vs
1. REGIONAL JOINT LABOUR COMMISSIONER
... Respondent
For Petitioner :SRI.M.BALAGOVINDAN
For Respondent :SRI.P.RAMAKRISHNAN
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :26/02/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
O.P.No.22688 OF 1999
----------------------------------------
Dated this the 26th day of February, 2009
JUDGMENT
The original petition was admitted on 8.9.1999. Although
notice has been issued, the notice could not be served on
respondents 2 to 5 and the notice issued to the 4th respondent
has been returned with the endorsement ‘left India’. No steps
have been taken by the petitioners to cure the defect.
Accordingly, the original petition is dismissed for non-
prosecution.
S. SIRI JAGAN, JUDGE
Acd