Gujarat High Court High Court

Abedakhatun vs Director on 17 February, 2011

Gujarat High Court
Abedakhatun vs Director on 17 February, 2011
Author: V. M. G.B.Shah,&Nbsp;
   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