Gujarat High Court High Court

Assitant vs Reliance on 3 March, 2011

Gujarat High Court
Assitant vs Reliance on 3 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2236/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 2236 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 4130 of 2008
 

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

 

ASSITANT
PROVIDENT FUND COMMISSIONER - SUB REGIONAL - Petitioner(s)
 

Versus
 

RELIANCE
INDUSTRIES LIMITED & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SUTHAR FOR MR NK MAJMUDAR
for
Petitioner(s) : 1, 
MR JOSHI FOR NANAVATI ASSOCIATES for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 03/03/2011 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

This
application is preferred by applicant with a prayer to vacate interim
order passed by this Court or to fix main matter for final hearing.

Learned
advocate Mr. Joshi submitted that interim order has been passed by
this Court after hearing both parties, therefore, question of
vacating such order does not arise. He submitted that this interim
order is not challenged by applicant before higher forum.

Considering
submissions made by both learned advocates appearing on behalf of
respective parties and
also considering averments made in this application, Special Civil
Application No.4130 of 2008 is fixed for hearing on 29 th
April, 2011.

Registry
is directed to notify main matter accordingly.

Accordingly,
present civil application is disposed of.

[H.K.

RATHOD, J.]

#Dave

   

Top