Gujarat High Court High Court

Dinesh vs Regional on 6 August, 2010

Gujarat High Court
Dinesh vs Regional on 6 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8124/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8124 of 2010
 

 
=========================================================

 

DINESH
PHARMACEUTICALS PVT LTD - Petitioner(s)
 

Versus
 

REGIONAL
PROVIDENT FUND COMMISSIONER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC DAVE for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/08/2010
 

ORAL
ORDER

Heard
learned advocate appearing on behalf of the petitioner. The
petitioner is permitted to amend the prayer clause as prayed for.
Necessary amendment be carried out forthwith.

In
pursuance of payment of interest by the petitioner, RULE.
There will be ad interim relief in terms of paragraph 8(B-1).

Notice
as to confirmation of the ad interim relief, returnable on 17th
September 2010.

Direct
Service is permitted.

(K.S.

Jhaveri, J)

Aakar

   

Top