Gujarat High Court High Court

Kantilal vs Regional on 11 September, 2008

Gujarat High Court
Kantilal vs Regional on 11 September, 2008
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/7091/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7091 of 2008
 

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


 

KANTILAL
S PATEL - Petitioner
 

Versus
 

REGIONAL
PROVIDENT FUND COMMISSIONER & 3 - Respondents
 

=========================================================
 
Appearance : 
MR
RAJESH P MANKAD for Petitioner: 1, 
NOTICE
SERVED BY DS for Respondent : 1, 
MR
RR VAKIL for Respondents : 2
- 3. 
GOVERNMENT
PLEADER for Respondent : 4, 
NOTICE
SERVED for Respondent :
4, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 11/09/2008 

 

 
 
ORAL
ORDER

Mr.

Mankad, learned counsel appearing for the petitioner submits that
though served, none appears for respondent No. 1. He submits that
petitioner has main grievance against respondent No. 1 only and
therefore, for adjudicating the matter and dispute, the respondent
No. 1 will have to be represented. In view of this, respondent No. 1
is required to be heard. It is unfortunate indeed that though served,
none appears for respondent No. 1. This Court cannot proceed in
absence of any representation of respondent No. 1. With a view to
afford an opportunity, fresh notice is ordered to be issued qua
respondent No. 1 only returnable on 29.9.2008 with a specific
observation that if no arrangement is made and if no one appears on
the returnable date, the Court shall proceed with the matter in
absence of any representation from respondent No. 1. Direct service
permitted.

(S.R.BRAHMBHATT,
J.)

pallav

   

Top