IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
C.W.P. No. 17645 of 2006.
Date of Decision : March 05, 2009.
M/S Shila International, D-19, Focal Point, Bye Pass Jalandhar,
through its partner/prop. Tarlochan Singh s/o Shri Jai Singh. .... Petitioner.
Versus.
Presiding Officer, Labour Court, Jalandhar, and others. ... Respondents.
CORAM: HON’BLE MR. JUSTICE AUGUSTINE GEORGE MASIH.
Present:- None for the petitioner.
Ms. Monika Chhibbar, Assistant Advocate General, Punjab,
for the respondents No. 1 to 3 and 5.
Ms. Tanu Bedi, Advocate,
for the respondent No. 4.
AUGUSTINE GEORGE MASIH, J. (ORAL).
This is the second call. Earlier the case was passed over but
none has put in appearance on behalf of the petitioner. Vide order dated
04.11.2008, counsel for the petitioner had sought time to seek instructions
and to file an affidavit, thereafter, the case was adjourned to 28.11.2008
where again counsel for the petitioner had sought time to file additional
affidavit in terms of the earlier order dated 04.11.2008, but no affidavit has
been filed by the petitioner and none has put in appearance on behalf of the
petitioner.
Dismissed for non prosecution.
(AUGUSTINE GEORGE MASIH)
JUDGE
March 05, 2009.
sjks.