Patna High Court – Orders
The Union Of India &Amp; Ors vs Mangal Mandal on 30 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.1048 of 2010
1. THE UNION OF INDIA THROUGH THE SECRETARY, MINISTRY OF LABOUR,
GOVT. OF INDIA, NEW DELHI.
2. THE REGIONAL PROVIDENT FUND COMMISSIONER, EMPLOYEES
PROVIDENT FUND ORGANISATION SUB REGIONAL OFFICE, MUZAFFARPUR,
BIHAR.
3. THE ASSISTANT PROVIDENT FUND COMMISSIONER, MUZAFFARPUR.
..Appellants
Versus
1. MANGAL MANDAL, S/O LATE RAM CHANDRA MANDAL, R/O VILLAGE
BALPATTI, P.S. DARBHANGA SADAR, DISTRICT- DARBHANGA.
...Respondent
-----------
3 30-08-2010 Nobody appears on behalf of the appellants to
press the limitation petition (I.A. no. 5682/2010). Hence,
the same is dismissed for non prosecution. As a result the
appeal shall stand dismissed being barred by limitation.
(Shiva Kirti Singh, J.)
BKS/- (Hemant Kumar Srivastava, J.)