IN THE HIGH COURT OF JUDICATURE AT MADRAS Dated 10.03.2010 CORAM THE HONOURABLE MR.JUSTICE R.SUDHAKAR Writ Petition No.176 of 2006 A. Arumugam Petitioner Vs. 1.The Presiding Officer, Labour Court, Salem. 2. The Management of Tamil Nadu State Transport Corporation (Salem-Div.-I) Ltd., 12 Ramakrishna Road, Salem 636 007 rep. By its Managing Director. ... Respondents Prayer This writ petition is filed under Article 226 of the Constitution of India to issue a Writ of Certiorarified Mandamus to call for the records relating to I.D.No. 246 of 2002, dated 13.10.2003 on the file of the first respondent and quash the same and consequently, direct the second respondent to reinstate the petitioner with back wages, continuity of service and all other attendant benefits from the date of dismissal i.e. From 29.2.2002 onwards. For petitioner : No Appearance For respondents : Mr. C. Kanagaraj - R2 O R D E R
When the matter was called on 09.3.2010, there was no representation for the petitioner and therefore, the matter was ordered to be listed today under the caption ‘for dismissal’. Even today, there is no representation on behalf of the petitioner. Hence, this writ petition is dismissed for non prosecution. No costs.
10.3.2010
Index: /No
Internet: Yes
To
3.The Presiding Officer,
Labour Court,
Salem.
4. The Managing Director,
Tamil Nadu State Transport Corporation
(Salem-Div.-I) Ltd.,
12 Ramakrishna Road,
Salem 636 007
R. SUDHAKAR,J.,
ra
WP No. 176 of 2006
Date: 10.3.2010