SCA/24069/2007 1/ 1 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 : 08/07/2008 ORAL ORDER
In
the order dated 30.4.2008 the statement of respondent was recorded
whereby the respondent stated that the concerned officer will examine
the record/documents supplied by the petitioner company and affidavit
on the basis of such inspection will be filed on 9.5.2008. Despite
such statement, the affidavit is not filed by the respondent. Mr.
Devnani on the other hand submits that in view of the order dated
9.5.2008 and subsequent order the petitioner has already deposited an
amount of Rs. 5 lakhs in two installments and the only thing requires
to be examined is the defence of the petitioner company in light of
the documents already supplied to the authority. Unfortunately, the
respondent does not care to abide by the statements 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.
[
K.M. Thaker, J. ]
rmr.