High Court Patna High Court - Orders

Malti Devi vs The Union Of India &Amp; Ors. on 6 April, 2011

Patna High Court – Orders
Malti Devi vs The Union Of India &Amp; Ors. on 6 April, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         MJC No.821 of 2010
                              MALTI DEVI
                                Versus
                     THE UNION OF INDIA & ORS.
                             -----------

11. 6.4.2011. Heard learned counsel appearing on behalf

of the petitioner, learned counsel appearing on

behalf of the Corporation and learned counsel

appearing on behalf of the Provident Fund

Department.

The processes undertaken by the

Corporation and the Provident Fund Department for

disbursement of the pension is not reaching

finality by reason of lapses on the part of the

petitioner herself in not opening the bank account

in the name of her minor son Dheeraj Kumar

Chaudhary enabling the Provident Fund Department

to release the pension amount together with

arrears in the respective accounts.

It is for this purpose that the matter was

adjourned on 23.3.2011 until today enabling the

petitioner to take all such steps for opening the

bank account in favour of her minor son Dheeraj

Kumar Chaudhary.

Mr. Maheshwar Prasad, learned counsel for

the petitioner, submits that despite best efforts,

the petitioner has not yet been able to open the
2

bank account. He submits that the same would be

opened within a period of next two weeks.

Mr. J.P. Verma, learned counsel appearing

on behalf of the Provident Fund Department,

assures the court that no sooner the bank account

is opened by the petitioner in favour of her minor

son Dheeraj Kumar Chaudhary and due intimation

being given to the Department, necessary steps for

release of the pension amount in favour of the

petitioner and her minor children would be

undertaken within two weeks from the date such

intimation is given by the petitioner.

In view of fair stand taken by the learned

counsel for the Provident Fund Department, this

application stands disposed by reserving liberty

to the petitioner to file a petition for revival

of this contempt application, in case the

Provident Fund Department delays the

implementation of the order despite their

undertaking.

ahk                               (Jyoti Saran, J)