Gujarat High Court High Court

Solsons vs The on 16 July, 2008

Gujarat High Court
Solsons vs The on 16 July, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/24069/2007	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 24069 of 2007
 

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

 

SOLSONS
EXPORTS (P) LTD. - Petitioner(s)
 

Versus
 

THE
REGIONAL PROVIDENT FUND COMMISSIONER & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MURALI N DEVNANI for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR NIRAL R MEHTA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 16/07/2008  
 
ORAL ORDER

By
taking note of the order dated 30.4.2008, a further order was passed
on 8.7.2008. In the said order dated 8.7.2008, after taking note of
the above referred order dated 30.4.2008, it was also recorded that
ýSUnfortunately, the respondent does not care to abide by the
statement made to the court. As a last chance, the petition is
adjourned to 16th July, 2008 with a direction that the
respondents shall file their reply on or before the said date.ýý

Despite
the above referred order dated 8.7.2008, today also, neither the
affidavit as recorded in the order dated 30.4.2008 and repeated in
the order dated 8.7.2008 is filed nor Mr. Mehta is present when the
matter is called out. Hence, the present petition is admitted. The
respondents have shown absolutely careless and indifferent attitude
in complying their own statement and assurance to the court.
Ad-interim relief granted earlier to continue till further orders.
S.O. to 5th August, 2008 when this petition will be taken
up for hearing of the confirmation of the ad-interim relief.

[K.M.Thaker,
J.]

kdc