High Court Jharkhand High Court

Yogendra Singh vs State Of Jharkhand & Ors. on 16 August, 2011

Jharkhand High Court
Yogendra Singh vs State Of Jharkhand & Ors. on 16 August, 2011
             In the High Court of Jharkhand at Ranchi

                      Cont Case (Civil) No.504 of 20`0

           Yogendra Singh .........................................................Petitioner

                      VERSUS

             State of Jharkhand and others..................Opposite Parties

             CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

             For the Petitioner          : Mr.A.K.Verma
             For the State               : J.C. to S.C.I

8/16.8.11

. Learned counsel appearing for the petitioner submits that, as per

the stand taken by the State, the amount payable towards G.P.F could not be

paid to the petitioner as incorrect number of G.P.F had been given .But at the

same time, statement had been made that as soon as correct number of the

G.P.F would be furnished, the payment towards G.P.F would be made and

therefore, the case be disposed of by giving a direction to the opposite parties

to make payment as soon as the correct number of G.P.F is furnished.

In view of the submission, this application is disposed of with a

direction to the opposite parties to make payment of the amount payable

towards G.P.F as soon as correct G.P.F number is furnished.

( R.R.Prasad, J.)

ND/