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