Gujarat High Court
Kassar vs Employees on 10 August, 2011
Gujarat High Court Case Information System
Print
CA/8787/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 8787 of 2011
In
LETTERS
PATENT APPEAL No. 1213 of 2011
In
SPECIAL CIVIL APPLICATION No. 4817 of 2011
===============================================
KASSAR
INNOVATIVE FOODS LIMITED - THROUGH DIRECTOR - Petitioner(s)
Versus
EMPLOYEES
PROVIDENT FUND COMMISSIONER - Respondent(s)
===============================================
Appearance
:
MR DIPAK R DAVE for
Petitioner(s) : 1,
None for Respondent(s) :
1,
===============================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 10/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
RULE.
Until
further orders of this court, effect and operation of the order dated
28.6.2011 passed by the learned Single Judge in Special Civil
Application No.4817 of 2011 as well as the order of the Provident
Fund Commissioner dated 30.6.2003 passed under section 7A of the
Employees’ Provident Fund Act shall remain stayed. This
Civil Application is disposed of. Rule is made absolute accordingly.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top