IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17907 of 2010
MOTILAL SHARMA .
Versus
THE COMMISSIONER,REG.P.F.BIHAR .
-----------
3 17.01.2011 The case has come at the instance of the
petitioner.
Learned counsel submits that by order
dated 29.10.2010, the writ application vide C.W.J.C 17907
of 2010 was disposed of permitting the petitioner to make
a representation within a period of four weeks. However,
on account of serious illness, the petitioner could not do
so.
Considering the submissions, let the
petitioner may file a representation as permitted by order
dated 29.10.2010 within a period of four weeks from
today.
Order dated 29.10.2010 passed in C.W.J.C
No. 17907 of 2010 is modified to the above extent.
Amrendra/- (Shailesh Kumar Sinha,J.)