Gujarat High Court
Maheshbhai vs The on 31 July, 2008
Bench: K.M.Thaker
CA/13118/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 13118 of 2007 In SPECIAL CIVIL APPLICATION No. 5285 of 2006 ========================================= MAHESHBHAI G. PUVAR & 1 - Petitioner(s) Versus THE MANAGING DIRECTOR & 2 - Respondent(s) ========================================= Appearance : MR BHARAT JANI for Petitioner(s) : 1 - 2. MR HARDIK C RAWAL for Respondent(s) : 1 - 2. MR NK MAJMUDAR for Respondent(s) : 3, ========================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 31/07/2008 ORAL ORDER
Learned
advocate Mr. Hardik C. Raval has produced a copy of communication
dated 11.6.2008 addressed by General Manager(General) of the
respondent corporation to the Regional Provident Fund Commissioner,
wherein the respondent corporation has given details about the
amount paid by the respondent Corporation towards PF Trust and has
also made certain stipulations about clearing the payment of
outstanding amounts.
In
view of the said communication, Mr. Jani seeks permission to withdraw
this application. Permission granted. Application stands disposed of
as withdrawn with no order as to costs.
[K.
M. Thaker, J.]
sudhir