Gujarat High Court
Amb vs Regional on 29 August, 2011
Gujarat High Court Case Information System
Print
SCA/14762/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14762 of 2003
=========================================================
AMB
ENGINEERING COMPANY THROUGH PARTNERS & 4 - Petitioner(s)
Versus
REGIONAL
PROVIDENT FUND COMMISSIONER & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PS GOGIA for
Petitioner(s) : 1 - 5.
MR PJ MEHTA for Respondent(s) : 1 - 3.
MS
E.SHAILAJA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 29/08/2011
ORAL
ORDER
Learned Advocate
Mr.Prajapati for learned Advocate Mr.P.S.Gogia files affidavit in
rejoinder and states that all amount is paid and therefore, now the
petitioners be permitted to withdraw this petition.
On perusal of the
affidavit in rejoinder and the challans, by which the amount is
deposited, the Court finds that there is non-compliance of the order
passed by this Court on 25.11.2003. Therefore, request for
withdrawal is rejected.
Learned Advocate for
the petitioners to take instructions about non-compliance of order
dated 25.11.2003 and ton pay interest on the delayed payment.
The matter is kept on
30.08.2011.
(Ravi
R.Tripathi, J.)
*Shitole
Top