Gujarat High Court High Court

Sonaji vs Regional on 10 October, 2011

Gujarat High Court
Sonaji vs Regional on 10 October, 2011
Author: K.M.Thaker,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

OJCA/335/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 335 of 2011
 

In


 

COMPANY
PETITION No. 42 of
1997 
 
=================================================
 

SONAJI
ADAJI PARMAR - Applicant(s)
 

Versus
 

REGIONAL
PROVIDENT FUND COMMISSIONER & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
GIRISH M DAS for Applicant(s) : 1, 
MRM.IQBALASHAIKH for
Respondent(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 2, 
MR
YATIN SONI for Respondent(s) : 2, 
OFFICIAL LIQUIDATOR for
Respondent(s) : 3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 10/10/2011  
ORAL ORDER

Learned
advocate for the Regional Provident Fund Commissioner has filed
affidavit today. It is submitted that a copy of the affidavit has
been served on the learned advocate for the applicant.

When
the application is called-out and taken-up for hearing, learned
advocate for the applicant is not present. Since reply affidavit has
been filed today, the hearing of the application is adjourned, so as
to enable the learned advocate for the applicant to take necessary
instructions.

S.O.

to 9.11.2011.

[K.M.Thaker,
J.]

kdc

   

Top