High Court Patna High Court - Orders

Saroja Nand Kumar vs The Regional Providendt Fund C on 5 April, 2011

Patna High Court – Orders
Saroja Nand Kumar vs The Regional Providendt Fund C on 5 April, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.10639 of 2006

                        Saroja Nand Kumar, aged about 54 years S/O Late Bishwanath
                        Kumar, resident of Village +P.O. Fingles ( Chakla) P.S. Raghopur,
                        District-Supaul                --------------------- Petitioner
                                            Versus

                     1. The Regional Provident Fund Commissioner, Regional Office,
                        Employees Provident Fund Organisation, R-Block , Road No.6,
                        Patna
                     2. The Assistant Provident Fund Commissioner, Sub Regional Office
                        Employees Provident Fund, Adampur Chauk, Bhagalpur
                     3. The Chairman-cum- Managing Director, National Textile
                        Corporation Ltd. A Govt. of India undertaking 7- Jawahar Lal
                        Nehru Road, Kolkata
                     4. The Divisional Manager, Retail Marketing Division, National
                        Textile Corporation Ltd. S.P.Verma Road,Patna-- Respondents.
                                                   -----------

03 05-04-2011 Today again on call, none appeared on behalf of the

petitioner either to press this petition or to make a prayer for

adjournment. On earlier occasion also, none had appeared on

behalf of the petitioner, which is evident from the order dated

31.3.2011. However, learned counsel appearing on behalf of

Respondent nos.1 and 2 / Regional Provident Fund Commissioner,

Regional Office, Patna and Assistant Provident Fund

Commissioner, Sub Regional Office Employees Provident Fund,

Bhagalpur is present and submits that the pension of the petitioner

has been fixed in accordance with law and a detailed counter

affidavit has also been filed.

The petition stands dismissed due to non-prosecution.

NKS/-                                           ( Rakesh Kumar,J.)