Gujarat High Court Case Information System
Print
LPA/2226/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2226 of 2007
In
SPECIAL
CIVIL APPLICATION No. 5285 of 2006
=========================================================
THE
REGIONAL PROVIDENT FUND COMMISIONER - Appellant
Versus
MAHESHBHAI
G. PUVAR & 3 - Respondents
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Appellant.
RULE SERVED for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/08/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Learned
advocate Ms. Thakker on behalf of learned counsel Mr.N.K.Majmudar for
the appellant, on instructions from the appellant-authority, states
that the entire amount, for which instalments were granted, except
costs, has been deposited by the respondent-Corporation with the
appellant’s office, and therefore, appropriate order may be passed.
In our view, the appeal, in substance, challenges the grant of
instalments and, therefore, nothing survives to be done. The appeal
stands disposed of without any order.
[A.L.Dave,J.][Smt.Abhilasha
Kumari,J.]
(patel)
Top