ORDER
K.P. Sivasubramaniam, J.
1. The petitioners pray for a writs of mandamus to direct the respondents
to continue the service of the petitioners as O.H.T. Motor Operator of Numbarai
Village, Numbarai Panchayat and pay all the service benefits to the
petitioners.
2. The petitioners claiming to be working as Motor Operators,
apprehend that the order of termination of service would be issued without
reasonable opportunity to defend their case. The said averments are nothing
more than an apprehension in the minds of the petitioners which are not
sufficient for this Court to invoke the jurisdiction under Article 226.
Therefore, I do not find any merit in these writ petitions and they are
dismissed. No costs. Consequently, connected WPMPs closed.