SCA/24069/2007 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 24069 of 2007 ========================================================= SOLSONS EXPORTS (P) LTD. - Petitioner(s) Versus THE REGIONAL PROVIDENT FUND COMMISSIONER & 1 - Respondent(s) ========================================================= Appearance : MR MURALI N DEVNANI for Petitioner(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 2. MR NIRAL R MEHTA for Respondent(s) : 1 - 2. ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 16/07/2008 ORAL ORDER
By
taking note of the order dated 30.4.2008, a further order was passed
on 8.7.2008. In the said order dated 8.7.2008, after taking note of
the above referred order dated 30.4.2008, it was also recorded that
ýSUnfortunately, the respondent does not care to abide by the
statement made to the court. As a last chance, the petition is
adjourned to 16th July, 2008 with a direction that the
respondents shall file their reply on or before the said date.ýý
Despite
the above referred order dated 8.7.2008, today also, neither the
affidavit as recorded in the order dated 30.4.2008 and repeated in
the order dated 8.7.2008 is filed nor Mr. Mehta is present when the
matter is called out. Hence, the present petition is admitted. The
respondents have shown absolutely careless and indifferent attitude
in complying their own statement and assurance to the court.
Ad-interim relief granted earlier to continue till further orders.
S.O. to 5th August, 2008 when this petition will be taken
up for hearing of the confirmation of the ad-interim relief.
[K.M.Thaker,
J.]
kdc