IN THE HIGH COURT OF KERALA AT ERNAKULAM
MJC.No. 61 of 2010()
1. BANK VOLUNTARILY RETIRED STAFF ASSOCIA.
... Petitioner
Vs
1. MANAGING DIRECTOR
... Respondent
For Petitioner :SRI.K.P.DANDAPANI (SR.)
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/06/2010
O R D E R
S. SIRI JAGAN, J.
------------------------------
M.J.C. No.61 OF 2010
-------------------------------
Dated this the 2nd day of JUNE, 2010
J U D G M E N T
This MJC is filed seeking restoration of the writ petition to
file which is dismissed for default on 3.2.2010. Although I am
not quite satisfied with the reasons for non-appearance on the
date of hearing, taking a lenient view, I allow the MJC on
condition that the petitioner pays an amount of Rs.500/- to the
Kerala Mediation Centre within two weeks and produce proof
thereof, failing which the MJC would stand dismissed.
Post the writ petition for hearing before the appropriate
court along with W.P.(C)Nos.23205/02, 30036/02 and 21721/02
after payment of Rs.500/- to the Kerala Mediation Centre.
S. SIRI JAGAN, JUDGE
acd