IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.19732 of 2011
Shobha Kant Jha, Son of Late Bholat Jha, Resident of Village
Tilhar, P.O. Tilhar, P.S. Mahisi, District Saharsa.
... ... Petitioner.
Versus
1. The State Of Bihar
2. Chief Secretary, Bihar, Patna.
3. Finance Commissioner, Bihar, Patna.
4. Director, G.P.F. Pant Bhawan, Patna.
5. Collector, Saharsa/Supaul.
6. District Provident Fund Officer, Saharsa.
7. Excise Superintendent, Supaul.
8. Head Clerk-cum-Account Officer of Excise Superintendent,
Supaul.
... ... Respondents.
----------------------------------
3. 16.11.2011. Heard Miss Mallika Mazumdar, learned
counsel for the petitioner and Shri
Dinbandhu Singh, learned G.P.9 appearing on
behalf of all the respondents.
The petitioner, who retired on
30.6.2009 as Excise Constable, has
approached this Court with a prayer to
direct the respondents to pay the amount of
G.P.F., which has not been paid till date.
It was submitted by learned counsel for the
petitioner that authorization by respondent
no.6/District Provident Fund Officer,
Saharsa has already been done and addressed
to the Excise Superintendent, Supaul, but
the payment has not been made to the
petitioner till date.
Learned counsel for the petitioner
2
has drawn my attention to Annexure-1 to the
writ petition i.e. a copy of communication
made by respondent no.6 to respondent no.7.
In view of the fact that petitioner
retired in the month of June,2009 and
authorization has already been issued by the
District Provident Fund Officer, Saharsa,
respondent no.7/Excise Superintendent,
Supaul is directed to make payment as per
authorization in respect of provident fund
to the petitioner within a period of eight
weeks from the date of receipt/production of
a copy of this order.
With above observation and
direction, the writ petition stands allowed.
N.H./ ( Rakesh Kumar,J.)