2008 INSC 0517 SUPREME COURT OF INDIA Regional Provident Fund Commnr. & Ors. Vs. Madathupatti Weavers Co-Op. Production and Sales Society Ltd. C.A.No. 8598 of 2001 (Tarun Chatterjee and Harjit Singh Bedi,JJ.) 20.02.2008 ORDER 1. Heard learned counsel for the parties. We do not find any ground to interfere with the impugned order of the High Court. The Civil Appeal is dismissed with no order as to costs. 1 SpotLaw