Gujarat High Court High Court

Regional vs Halol on 28 June, 2010

Gujarat High Court
Regional vs Halol on 28 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10898/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10898 of 1998
 

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


 

REGIONAL
PROVIDENT FUND COMMISSIONER - Petitioner(s)
 

Versus
 

HALOL
ENGINEERING CO. PVT. LTD - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PJ MEHTA for
Petitioner(s) : 1, 
M/S TRIVEDI & GUPTA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 28/06/2010 

 

 
ORAL
ORDER

When
the matter was called out in the third round, none present on behalf
of the petitioner. Hence, the petition stands dismissed for default.
Rule is discharged. Interim relief, if any stands vacated.

Office
is directed to send writ of this order to the petitioner.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top