Gujarat High Court High Court

Ge vs Regional on 20 July, 2011

Gujarat High Court
Ge vs Regional on 20 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2007/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2007 of 2011
 

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

 

GE
EMPLOYEES UNION THROUGH GENERAL SECRETARY - Petitioner(s)
 

Versus
 

REGIONAL
PROVIDENT FUND COMMISSIONER & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AK CLERK for
Petitioner(s) : 1, 
MR NIRAL R MEHTA for Respondent(s) :
1, 
Mr.NIRAG PATHAK, ASST GOVERNMENT PLEADER for Respondent(s) : 2
- 4. 
MR HASMUKH THAKKER for Respondent(s) : 5, 
NANAVATI
ASSOCIATES for Respondent(s) : 6, 
MS VIRAJ S FOZDAR for
Respondent(s) : 7 - 8. 
MR URSHIT B OZA for Respondent(s) :
9, 
NOTICE UNSERVED for Respondent(s) :
10, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 20/07/2011 

 

ORAL
ORDER

Pursuant
to order dated 8th July 2011, whereby the court directed
that respondents no.7, 9 and 10 be served through the Police
Inspector having jurisdiction over the area where said respondents
no.7, 9 and 10 are residing. Respondents no.7 and 9 are served.
Learned advocate Ms.Viraj S. Fozdar has instructions to appear for
respondent no.7 and learned advocate Mr.Urshit B. Oza appears for
respondent no.9, who is present in the Court. Each of respondents
no.7 and 9 is directed to deposit a sum of Rs.1,100/- (Rupees one
thousand and one hundred only) with the Office of the Legal Aid
committee, High Court of Gujarat. Affidavit in reply is filed on
behalf of respondent no.8 by Ms.Viraj S. Fozdar, who appears for
respondent no.8, which is taken on record. Learned advocates for
respondents no.7 and 9 pray for time. Adjourned to 2nd
August 2011.

In
the meantime, learned advocate appearing for respondent-company is to
provide necessary details about respondent no.10, who is reported to
have died.

(RAVI
R. TRIPATHI, J.)

karim

ML>

   

Top