Gujarat High Court High Court

Dahyabhai vs Synthoripha on 7 October, 2011

Gujarat High Court
Dahyabhai vs Synthoripha on 7 October, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14721/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14721 of 2011
 

=========================================================


 

DAHYABHAI
I PATEL - Petitioner(s)
 

Versus
 

SYNTHORIPHA
PVT LTD & 2 - Respondent(s)
 

=========================================================
Appearance : 
MS
VINITA S VINAYAK for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 07/10/2011 

 

ORAL
ORDER

1. Petitioner

– Dahyabhai I Patel is before this Court complaining that
Recovery Certificate issued by the Controlling Authority under the
Payment of Gratuity Act, 1972 dated 21/08/2008 is not so far executed
/ implemented by the District Development Officer.

2. NOTICE
returnable on 14/10/2011.
Direct Service today
is permitted. It will be open for the learned Advocate for the
petitioner to effect Direct Service by Registered Post A.D. / Speed
Post at the cost of the petitioner.

(RAVI
R TRIPATHI, J.)

sompura

   

Top