Gujarat High Court High Court

Ravji vs Regional on 17 November, 2008

Gujarat High Court
Ravji vs Regional on 17 November, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5658/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5658 of 1998
 

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


 

RAVJI
LALJI CHHADVA VISHA - Petitioner
 

Versus
 

REGIONAL
PROVIDENT FUND COMMISSIONER - Respondent
 

=========================================================
 
Appearance : 
MR.D
K.PUJ for Petitioner : 1, 
MR PK SHUKLA for
Respondent :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 17/11/2008 

 

 
 
ORAL
ORDER

Matter
was called out twice. When the matter was called out first time
before recess, a request was made to keep the mater back. In the
second sessions, when the matter is called out twice, none has
remained present. The matter is of the year 1998. Ordinarily, the
matter would have been decided ex-parte, however, in the interest of
justice, in order to accord an opportunity to the petitioner, this
court is inclined to adjourn the matter. Accordingly, the matter is
adjourned to 19.11.2008 in fixed matters board. No further time shall
be granted in the matter.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top