IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No 10668 of 2006
BECHAN PASWAN
Versus
THE STATE OF BIHAR & ORS
-----------
2 02.12.2010 Petitioner is permitted to add Union of India through
Secretary, Department of Labour and Regional Provident Fund
Commissioner, Bihar as party-respondents.
Let the petitioner serve two copies of the writ application on
Shri R S Pradhan, learned Senior Counsel who normally appears on
behalf of the Provident Fund Commissioner, Bihar in this Court and file a
receipt thereof within ten days.
It is hoped that Shri Pradhan would take necessary
instructions in the matter and file a comprehensive counter affidavit so
that the matter may be disposed of at the stage of admission itself.
Put up For Admission as a 0 item on 10th of January, 2011.
M.E.H./ (Navaniti Prasad Singh)