Gujarat High Court Case Information System
Print
LPA/2930/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2930 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12800 of 2010
=========================================================
ABEDAKHATUN
Y MALEK - Appellant(s)
Versus
DIRECTOR
OF PENSION AND PROVIDENT FUNDS & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Appellant(s) : 1,
MR NJ SHAH, ASSTT GOVERNMENT PLEADER for
Respondent Nos.1 & 2
NOTICE SERVED BY DS for Respondent(s) :
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE MR.JUSTICE G.B.SHAH
Date
: 17/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
1. Affidavit
dated 11.1.2011 has been filed by the appellant, which shows that
respondent No.3 has accepted the notice. Therefore, respondent No.3
is served, but no one has put in appearance on behalf of respondent
No.3.
2. ADMIT.
2.1. Learned
Assistant Government Pleader Shri N.J. Shah waives service of notice
of admission for respondent Nos.1 and 2.
2.2. Direct
service is permitted for respondent No.3.
3. The
learned Assistant Government Pleader prays for time to file
affidavit-in-reply.
4. List
on 7th March 2011.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top