Gujarat High Court Case Information System
Print
SCA/618/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 618 of
2011
=========================================================
EMPLOYEES
PROVIDENT FUND ORGANIZATION, THROUGH ASSISTANT - Petitioner(s)
Versus
M/S
KALARIYA BRASS INDUSTRIES - Respondent(s)
=========================================================
Appearance
:
MR
NIRAL R MEHTA for
Petitioner(s) : 1,
MR DP JOSHI for Respondent(s) : 1,
MR DIPAK
R DAVE for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 18/04/2011
ORAL
ORDER
Heard
learned Advocate Mr. Niral R. Mehta for petitioner and learned
advocate Mr. Dipak R. Dave for respondent. In response to notice
received by other side, affidavit in reply of respondent is placed on
record. Copy thereof is served to learned advocate Mr.Niral R. Mehta
and, therefore, affidavit in reply of respondent is taken on record.
I have considered submissions made by both learned advocates.
Considering it, question raised and involved in this petition would
require detailed examination. Hence, Rule. Expedited. Learned
Advocate Mr. Dipak R. Dave appearing for respondent waives notice of
rule on behalf of respondent.
(H.K.
Rathod,J.)
Vyas
Top