ORDER
V.V.S. Rao, J.
1. The petitioner was working as a worker of Nominal Muster Roll (N.M.R.) in Rajahmundry Municipal Corporation. According to him his services were disengaged on 30-11-1992 without following the provisions of the Industrial Disputes Act, 1947 (‘the Act’ for brevity), Therefore, he raised industrial dispute being I.D. No. 22 of 1996 under Section 2-A(2) of the Act. The 1st respondent was set ex parte and an ex parte award was passed ordering reinstatement of the petitioner without continuity of service and without back wages. As the petitioner was admittedly working as a worker of Nominal Muster Roll, the award passed by the Industrial Tribunal denying continuity of service and back wages in the circumstances of the case is justified. Be that as it may, the award was passed by the Industrial Tribunal, Visakhapatnam on 7-2-1997 and the same was published on 11-3-1997 vide G.O. Rt. No. 593. The petitioner has approached this Court after more than 3 years. Therefore, I do not find any reason to entertain the writ petition and the same is dismissed at the admission stage.