Gujarat High Court Case Information System
Print
SCA/16224/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16224 of 2010
With
SPECIAL
CIVIL APPLICATION No. 16257 of 2010
=========================================================
MAJOR
S K SHARMA (CHAIRMAN) - M/S SHIVA INDUSTRIAL SECURITY - Petitioner(s)
Versus
RECOVERY
OFFICER & ASSTT PROVIDENT FUND COMMISSIONER & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
MR KS NANAVATI, SR. ADVOCATE WITH MR BHUSHAN B OZA
for
Petitioner(s) : 1,
MR NIRAL R MEHTA for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 30/03/2011
ORAL
ORDER
Considering
request made by learned Senior Advocate Mr. Nanavati to place on
record agreement which has been arrived at between principal employer
and present petitioner in respect of determination of wages of
concerned employees those who are permitted to work with principal
employer on tomorrow, matters are adjourned to 31 st
March, 2011.
Therefore,
let agreement may be placed on record by petitioner and copy thereof
may be supplied to learned advocate Mr. N.R. Mehta.
Learned
advocate Mr. Mehta shall also supply the copy of report of
enforcement officer on tomorrow to learned Senior Advocate Mr.
Nanavati.
[H.K.
RATHOD, J.]
#Dave
Top