High Court Kerala High Court

Prakash vs Regional Joint Labour … on 26 February, 2009

Kerala High Court
Prakash vs Regional Joint Labour … on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 22688 of 1999(A)



1. PRAKASH
                      ...  Petitioner

                        Vs

1. REGIONAL JOINT LABOUR COMMISSIONER
                       ...       Respondent

                For Petitioner  :SRI.M.BALAGOVINDAN

                For Respondent  :SRI.P.RAMAKRISHNAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/02/2009

 O R D E R
                       S. SIRI JAGAN, J.
               ------------------------------------
                   O.P.No.22688 OF 1999
             ----------------------------------------
            Dated this the 26th day of February, 2009

                          JUDGMENT

The original petition was admitted on 8.9.1999. Although

notice has been issued, the notice could not be served on

respondents 2 to 5 and the notice issued to the 4th respondent

has been returned with the endorsement ‘left India’. No steps

have been taken by the petitioners to cure the defect.

Accordingly, the original petition is dismissed for non-

prosecution.

S. SIRI JAGAN, JUDGE

Acd