High Court Patna High Court - Orders

Suresh Prasad Sinha vs The Reg.P.F.Commissioner &Amp; … on 18 April, 2011

Patna High Court – Orders
Suresh Prasad Sinha vs The Reg.P.F.Commissioner &Amp; … on 18 April, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.12141 of 2006

                        Suresh Prasad Sinha, aged about 53 years, Son of Late Ram
                        Prasad Lal, Village + P.O. Chautham, P.S. Chautham, district-
                        Khagaria                     -------------------------- Petitioner
                                            Versus

                     1. The Regional Provident Fund Commissioner, Regional Office,
                        Employees Provident Fund Organization, R-Block, Road
                        No.6,Patna
                     2. Assistant Provident Fund Commissioner, Sub Regional Office,
                        Employees Provident Fund, New Vakalatkhana Bhawan Court
                        Compound, Muzaffarpur
                     3. The Managing Director, National Textile Corporation Ltd. A Govt.
                        of India Undertaking, 7 Jawaharlal Nehru Road, Kolkata
                     4. The Divisional Manager, Retail Marketing Division, National
                        Textile Corporation Limited, S.P. Verma Road,Patna
                                                              ----------------------- Respondents
                                                  -----------

03 18-04-2011 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 15.4.2011.

However, Sri B.K.Verma, learned counsel appearing on behalf of

Respondent nos.1 and 2 i.e. Regional Provident Fund

Commissioner, Regional Office, Patna and Assistant Provident

Fund Commissioner, Sub Regional Office, Muzaffarpur

respectively is present and submits that the pension of the

petitioner has rightly been fixed.

The petition stands dismissed due to non-prosecution.

NKS/-                                            ( Rakesh Kumar,J.)