Gujarat High Court Case Information System
Print
MCA/2365/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2365 of 2011
In
SPECIAL
CIVIL APPLICATION No. 12510 of 2011
=========================================
BHARAT
SANCHAR NIGAM LTD THRO'ASST. GENERAL MANAGER - Applicant(s)
Versus
ASSISTANT
PROVIDENT FUND COMMISSIONER - Opponent(s)
=========================================
Appearance :
MR
SIDHHARTH DAVE, FOR MR. GAURANG H BHATT
for Applicant(s) : 1,
None
for Opponent(s) : 1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 26/09/2011
ORAL
ORDER
Heard
learned advocate, Mr. Siddharth Dave, for Mr. Gaurang
H. Bhatt, for the petitioner. Learned advocate for the petitioner
submitted that the matter is dismissed for default for non-production
of certified copy which was not received by the learned advocate for
the petitioner at the relevant time. Learned advocate was appearing
before another Court, and therefore, he was not present before this
when the matter was called out. For the contents of the application
and the submission made by learned advocate, Mr. Dave, the
application is allowed. Main matter is restored to file.
As
learned advocate for the petitioner, Mr. Bhatt has filed leave note,
time to remove office objection is granted till 27.09.2011.
[RAVI
R. TRIPATHI, J.]
JYOTI
Top