Gujarat High Court
Regional vs Halol on 28 June, 2010
Gujarat High Court Case Information System
Print
SCA/10898/1998 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10898 of 1998
=========================================================
REGIONAL
PROVIDENT FUND COMMISSIONER - Petitioner(s)
Versus
HALOL
ENGINEERING CO. PVT. LTD - Respondent(s)
=========================================================
Appearance :
MR
PJ MEHTA for
Petitioner(s) : 1,
M/S TRIVEDI & GUPTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 28/06/2010
ORAL
ORDER
When
the matter was called out in the third round, none present on behalf
of the petitioner. Hence, the petition stands dismissed for default.
Rule is discharged. Interim relief, if any stands vacated.
Office
is directed to send writ of this order to the petitioner.
[K.S.
JHAVERI, J.]
/phalguni/
Top