SCA/4074/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 4074 of 2008 ========================================================= BALDARKHAN HURMATKHAN CHAUHAN - Petitioner(s) Versus ASST PROVIDENT FUND COMMISSIONER (PEN) & 1 - Respondent(s) ========================================================= Appearance : MR PH PATHAK for Petitioner(s) : 1, MR NIRAL R MEHTA for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 07/07/2008 ORAL ORDER
Heard
learned counsel for the parties.
Mr.Mehta,
learned counsel for the Provident Fund Commissioner, states that
affidavit in reply is already filed in the Registry and copy of the
reply is served upon the learned counsel for the petitioner.
Though
served no one appears for respondent No.2.
Though
affidavit in reply is filed in the Registry, copy of the affidavit in
reply filed by the respondent No.1, is not on the record of the case.
There are number of such cases where either reply, rejoinder or
documents filed in the Registry are not placed or found in the case
papers.
Registrar
(Judicial) is directed to explain on the above issue on the next date
of hearing.
Respondent
No.2-The Depot Manager, GSRTC, Mehsana Division, Mehsana to remain
present on 29.7.2008.
(ANANT S. DAVE, J.)
*pvv