IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20048 of 2010
YOGENDRA PRASAD SINGH, SON OF LATE RAM LAKHAN SINGH,
RESIDENT OF VILLAGE + P.O. PASRAHA, DISTRICT KHAGARIA.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR
2. ACCOUNTANT GENERAL OF BIHAR, PATNA.
3. DIRECTOR, PROVIDENT FUND DEPARTMENT, BIHAR, PATNA.
4. DISTRICT SUPERINTENDENT OF EDUCATION, PURNEA, DISTRICT
PURNEA.
5. DISTRICT PROVIDENT FUND OFFICER, PURNEA, DISTRICT
PURNEA.
-----------
2. 13.12.2010. Heard Shri Rajeev Ranjan, learned
counsel for the petitioner and Shri Lalan
Kumar, learned A.C. to G.p.22.
The petitioner, who retired as
Assistant Teacher from Middle School,
Kanahariya, Block Dagarua, District Purnea
with effect from 31.7.2008, has prayed for
directing the respondents particularly
respondent no.5 for payment of his G.P.F.
amount. It has been submitted by learned
counsel for the petitioner that except G.P.F.
amount, all other retiral dues have already
been cleared.
With the consent of the parties, the
writ petition is being disposed of with
liberty to the petitioner to file a detailed
representation before the District Provident
Fund Officer, Purnea within a period of six
2
weeks from today. If such representation is
filed, the respondent no.5 is required to
pass necessary order in respect of payment of
G.P.F. amount with admissible interest within
a period of one month from the date of filing
of representation. In case of refusal, the
respondent no.5 is directed to pass speaking
order within a period of one month from the
date of filing of representation.
With above observation and direction,
the petition stands disposed of.
( Rakesh Kumar,J.)
N.H./