Gujarat High Court High Court

Paschim vs Recovery on 23 February, 2011

Gujarat High Court
Paschim vs Recovery on 23 February, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14970/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14970 of 2010
 

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


 

PASCHIM
GUJARAT VIJ CO.LTD. FORMERLY G.E.B & 1 - Petitioner(s)
 

Versus
 

RECOVERY
OFFICER AND ASSISTANT PROVIDENT FUND COMMISSIONER & 1 -
Respondent(s)
 

=================================================
 
Appearance : 
MS
LILU K BHAYA for Petitioner(s) : 1 - 2. 
NOTICE SERVED for
Respondent(s) : 1 - 2. 
MR NIRAL R MEHTA for Respondent(s) : 1 -
2. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 23/02/2011  
ORAL ORDER

On
behalf of Ms. Bhaya, learned advocate for the petitioners, a request
for some time is made on the ground that the respondents have served
a reply affidavit today. In view of the request for some time, S.O.
to 4.3.2011.

[K.M.Thaker,
J.]

kdc

   

Top