IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4167 of 2011
MOHAN LAL THAKUR SON OF JANKI THAKUR, RESIDENT OF VILLAGE
JOTHA, POLICE STATION DHORAIYA, DISTRICT BANKA.
... ... PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY, PRIMARY
EDUCATION, GOVT. OFBIHAR, PATNA.
2. THE DIRECTOR, PRIMARY EDUCATION, BIHAR, PATNA.
3. DISTRICT SUPERINTENDENT OF EDUCATION, BANKA.
4. DISTRICT PROVIDENT FUND OFFICER, BANKA.
5. DISTRICT TREASURY OFFICER, BANKA.
... ... RESPONDENTS.
-----------
2. 7.3.2011. Heard Mr. Md. Najmul Hoda, learned
counsel for the petitioner and Shri Rakesh
Singh, learned A.C. to G.A.1.
The petitioner, who retired as
Assistant Teacher from Kanya Madhya
Vidhyalaya Orhara, Anchal Rajaun, Distrtic-
Banka in the year 1997, has prayed for
directing the respondents to make payment
of amount of G.P.F. deducted from 1.1.1971
to 31.3.1973 with statutory interest.
Learned counsel for the petitioner submits
that vide Annexure-1, the respondent no.3
had already sanctioned the said amount, but
till date, payment has not been made.
The petition stands disposed of
with a direction to the respondents
including respondent nos.3 and 4 to take
all steps to clear the sanction amount with
2
statutory interest within a period of two
months from the date of receipt/production
of a copy of this order.
N.H./ ( Rakesh Kumar,J.)