High Court Jharkhand High Court

Ram Kumar Singh vs State Of Jharkhand & Ors on 19 October, 2011

Jharkhand High Court
Ram Kumar Singh vs State Of Jharkhand & Ors on 19 October, 2011


IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
W.P. (S) No. 4505 of 2009
Ram Kumar Singh … … … … … … Petitioner
Versus
The State of Jharkhand and others  … … … Respondents 
­­­­­­
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
­­­­­
For the Petitioner: Mr. Rahul Kumar 
For the Respondents: J.C. To S.C.II
­­­­­­
th
 03/Dated: 19      October, 2011 

1) Counsel   for   the   petitioner   submitted   that   petitioner’s   son   was 
appointed as a constable in the year 2005 and expired in the year 
2007   and   the   contributory   provident   fund   has   to   be   paid   by   the 
respondents to the petitioner.

2) Counsel for the respondents has submitted that he has already filed 
a detailed counter affidavit and Annexure­A of the counter affidavit 
reveals that an order to this effect has already been passed on 31st 
December,   2009   wherein   it   has   been   ordered   that   the   District 
Provident   Fund   Officer,   Bokaro   has   to   pay   the   amount   to   the 
petitioner. He has submitted that a suitable direction may be given 
to respondent No.6 – The Superintendent of Police, Bokaro to make 
the payment of contributory provident fund within a stipulated time 
if the same has not been paid earlier. 

3) In view of this limited submission, I hereby direct respondent No.6 
to   make   the   payment   of   contributory   provident   fund   with   simple 
interest @ 5% as there is already an order which is annexure­A to 
the counter affidavit dated 31st  December, 2009, within four weeks 
from the date of receipt of a copy of this order, if not already paid. 

4) With the aforesaid directions and observations, this writ petition is 
disposed of. 

(D. N. Patel, J)
Manoj/cp.2