High Court Patna High Court - Orders

Sone Lal Mahto vs The State Of Bihar &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Sone Lal Mahto vs The State Of Bihar &Amp; Ors on 14 February, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.5209 of 2006
                      SONE LAL MAHTO son of Late Bhola Mahto
                      Resident of village-Raje (Balaur), Dakhin Tola,
                      P.O. & P.S.-Manigachi, Dist.-Darbhanga.
                                       .......            .......Petitioner
                                       Versus
                      1.THE STATE OF BIHAR through Commisisoner-
                        Cum-Secretary, Department of Food and Civil
                        Supplies, Bihar, Patna
                      2.The Managing Director, Bihar State Food and Civil
                        Supplies Corporation, Sone Bhawan, Patna
                      3.The District Manager, Bihar State Food and Civil
                        Supplies Corporation Ltd., Laheriasarai, Darbhanga
                      4.The Employees Provident Fund Organisation,
                        Muzaffarpur through Assistant Provident Commissioner
                        (Pension), Muzaffarpur.
                                               .......       .......Respondents
                                           ----------

2. 14.2.2011. Heard Mr.Vijayeshwar Prasad, learned counsel for

the respondent-Regional Provident Fund Commissioner, in presence

of learned counsel for the petitioner and the State, submits that

during the pendency of the writ petition all the dues have already

been cleared.

On the above statement, learned counsel for the

petitioner submits that now he does not want to press this petition.

Accordingly, the petition stands dismissed as not

pressed.

Md.S.                                           ( Rakesh Kumar, J.)