S.B. Civil Misc. Appeal No.239/1998
DATE OF ORDER : - 23.3.2009
HON'BLE MR. PRAKASH TATIA, J.
None present for the appellant.
Mr.UCS Singhvi, for the respondent.
The tribunal has awarded compensation to the tune of
Rs.500/- only in claim case no.71/94. The appeal was
preferred in the year 1998 and respondent no.1 has not
been served even in about 11 years and notices have not
been filed and the appellant submitted application seeking
permission to serve the notice of the respondent no.1 by
publication in the newspaper on 18th April, 2006,but without
any affidavit. The office has listed the matter in court on
several occasions and time was granted to the appellant,
but he has not filed the affidavit in support of the
application.
Looking to the facts of the case, it appears that the
appellant has lost the interest in prosecuting the appeal.
Hence, the appeal of the appellant is dismissed for non-
prosecution.
(PRAKASH TATIA), J.
c.p.goyal/-