Gujarat High Court Case Information System
Print
SCA/11611/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11611 of 2009
=================================================
HIND
MAZDOOR KISAN PANCHAYAT, THROUGH P CHIDAMBARAM - Petitioner(s)
Versus
REGIONAL
PROVIDENT FUND COMMISSIONER & 4 - Respondent(s)
=================================================
Appearance :
MR
YOGEN N PANDYA for Petitioner(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 4.
MR NIRAL R MEHTA for Respondent(s) : 1 -
2.
SERVED BY RPAD - (N) for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 28/06/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Though
time was granted on 16.12.2009 to file affidavit in reply, no
affidavit is filed on behalf of the respondents for more than six
months. By way of last chance, two weeks’ time is allowed to the
respondents to file affidavit in reply subject to payment of costs of
Rs.5,000/- (Rupees Five thousand only) in favour of the Gujarat State
Legal Services Authority.
Post
the matter on 27th July, 2010.
A
copy of this order be handed over to Mr Niral Mehta for information
to the officers concerned.
[S.J.
MUKHOPADHAYA, CJ.]
[K.M.
THAKER, J.]
sundar/-
Top