Citation : 2021 Latest Caselaw 13856 Mad
Judgement Date : 12 July, 2021
W.A.No.3528 of 2019
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 12.07.2021
CORAM
THE HON'BLE MR.JUSTICE M.M.SUNDRESH
and
THE HON'BLE MS.JUSTICE R.N.MANJULA
W.A.No.3528 of 2019
and C.M.P.Nos.22635 & 22636 of 2019
K.M.Jeyaraj(Deceased)
1.J.Thenmozhi Nirmala
2.J.Rajasekar
3.J.Chinnasamy
(cause title accepted vide order
dated 01.10.2019 made in
CMP no.21316/19 in WA SR.No.121713/19) .. Appellant
Vs
1.The State Transport Appellate Tribunal,
Chennai.
2.The Regional Transport Authority,
Coimbatore.
3.The Tamil Nadu State Transport
Corporation Limited,
Coimbatore. .. Respondents
Appeal filed under Clause 15 of Letters Patent against the order
dated 28.01.2019 made in W.A.No.5142 of 2017.
For Appellant : No appearance
For Respondents : Mr.John J Raja Singh
Government Counsel
Page 1 of 3
https://www.mhc.tn.gov.in/judis/
W.A.No.3528 of 2019
JUDGMENT
(Delivered by M.M.SUNDRESH, J.) Challenging the order dated 28.01.2019 made in W.A.No.5142 of
2017, the present appeal has been filed.
2. When the matter was taken up for hearing on 28.08.2021,
there was no representation on behalf of the appellant and the matter
was directed to be listed on 12.07.2021. Even today, there is no
representation on behalf of the appellant and hence this writ appeal is
dismissed for non-prosecution. No costs. Consequently, connected
miscellaneous petitions are closed.
(M.M.S., J.) (R.N.M., J.) 12.07.2021 Index:Yes/No mmi/ssm
To
1.The State Transport Appellate Tribunal, Chennai.
2.The Regional Transport Authority, Coimbatore.
3.The Tamil Nadu State Transport, Corporation Limited, Coimbatore.
https://www.mhc.tn.gov.in/judis/ W.A.No.3528 of 2019
M.M.SUNDRESH, J.
and R.N.MANJULA,J.
mmi
W.A.No.3528 of 2019
12.07.2021
https://www.mhc.tn.gov.in/judis/
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!