IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10993 of 2006
Deo Narayan Sharma, Son of Late Damodar Singh, resident of
Village-Sheonar, P.O. Sheonar, P.S. Mokama, District-Patna
----------------------- Petitioner
Versus
1. The Regional Provident Fund Commissioner, Regional Office,
Employees Provident Fund Organisation, R-Block, R.No.6, Patna
2. The Chairman, National Textile Corporation Limited, A
Government of India undertaking, 7 - Jawaharlal Nehru Road,
Kolkata
3. The General Manager, Bihar Co-operative Weavers Spinning Mills,
Mokama, District-Patna -------------------- Respondents.
-----------
02 07-04-2011 Sri Naresh Dass, learned counsel for the petitioner in
presence of Sri R.S. Pradhan, learned Senior Counsel appearing
on behalf of Respondent no.1/ Regional Provident Fund
Commissioner, Regional Office, Patna submits that grievances of
the petitioner have already been redressed during the pendency of
the present writ petition and, as such, he does not want to press
this petition.
Prayer is allowed.
The petition stands dismissed as not pressed
NKS/- ( Rakesh Kumar,J.)