Gujarat High Court
Ravji vs Regional on 17 November, 2008
Gujarat High Court Case Information System
Print
SCA/5658/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5658 of 1998
=========================================================
RAVJI
LALJI CHHADVA VISHA - Petitioner
Versus
REGIONAL
PROVIDENT FUND COMMISSIONER - Respondent
=========================================================
Appearance :
MR.D
K.PUJ for Petitioner : 1,
MR PK SHUKLA for
Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 17/11/2008
ORAL
ORDER
Matter
was called out twice. When the matter was called out first time
before recess, a request was made to keep the mater back. In the
second sessions, when the matter is called out twice, none has
remained present. The matter is of the year 1998. Ordinarily, the
matter would have been decided ex-parte, however, in the interest of
justice, in order to accord an opportunity to the petitioner, this
court is inclined to adjourn the matter. Accordingly, the matter is
adjourned to 19.11.2008 in fixed matters board. No further time shall
be granted in the matter.
(S.R.BRAHMBHATT,
J.)
pallav
Top