Gujarat High Court
Dahyabhai vs Synthoripha on 7 October, 2011
Gujarat High Court Case Information System
Print
SCA/14721/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14721 of 2011
=========================================================
DAHYABHAI
I PATEL - Petitioner(s)
Versus
SYNTHORIPHA
PVT LTD & 2 - Respondent(s)
=========================================================
Appearance :
MS
VINITA S VINAYAK for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 07/10/2011
ORAL
ORDER
1. Petitioner
– Dahyabhai I Patel is before this Court complaining that
Recovery Certificate issued by the Controlling Authority under the
Payment of Gratuity Act, 1972 dated 21/08/2008 is not so far executed
/ implemented by the District Development Officer.
2. NOTICE
returnable on 14/10/2011.
Direct Service today
is permitted. It will be open for the learned Advocate for the
petitioner to effect Direct Service by Registered Post A.D. / Speed
Post at the cost of the petitioner.
(RAVI
R TRIPATHI, J.)
sompura
Top