Gujarat High Court Case Information System
Print
SCA/7091/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7091 of 2008
=========================================================
KANTILAL
S PATEL - Petitioner
Versus
REGIONAL
PROVIDENT FUND COMMISSIONER & 3 - Respondents
=========================================================
Appearance :
MR
RAJESH P MANKAD for Petitioner: 1,
NOTICE
SERVED BY DS for Respondent : 1,
MR
RR VAKIL for Respondents : 2
- 3.
GOVERNMENT
PLEADER for Respondent : 4,
NOTICE
SERVED for Respondent :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 11/09/2008
ORAL
ORDER
Mr.
Mankad, learned counsel appearing for the petitioner submits that
though served, none appears for respondent No. 1. He submits that
petitioner has main grievance against respondent No. 1 only and
therefore, for adjudicating the matter and dispute, the respondent
No. 1 will have to be represented. In view of this, respondent No. 1
is required to be heard. It is unfortunate indeed that though served,
none appears for respondent No. 1. This Court cannot proceed in
absence of any representation of respondent No. 1. With a view to
afford an opportunity, fresh notice is ordered to be issued qua
respondent No. 1 only returnable on 29.9.2008 with a specific
observation that if no arrangement is made and if no one appears on
the returnable date, the Court shall proceed with the matter in
absence of any representation from respondent No. 1. Direct service
permitted.
(S.R.BRAHMBHATT,
J.)
pallav
Top