High Court Patna High Court - Orders

Sheo Nath Singh vs The Union Of India &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Sheo Nath Singh vs The Union Of India &Amp; Ors on 14 February, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.5111 of 2006
                     SHEO NATH PRASAD SON OF LATE RAM JEEVAN PRASAD,
                     RESIDENT OF VILLAGE BIBIGANJ MAIDA TOLI BHATHA,
                     P.O. DANAPUR CANTT., P.S. DANAPUR, DISTRICT PATNA.
                               ...                            ... PETITIONER.
                                            Versus
              1.     THE UNION OF INDIA THROUGH PROVIDENT FUND
                     COMMISSIONER, REGIONAL OFFICE, EMPLOYEE'S PROVIDENT
                     FUND ORGANISATION, SERPENTINE ROAD, R. BLOCK, PATNA,
                     BIHAR.
              2.     THE ASSISANT PROVIDENT FUND COMMISSIONER (PENSION),
                     REGIONAL OFFICE, EMPLOYEE'S PROVIDENT FUND
                     ORGANISATION, PATNA, BIHAR.
                               ...                           ... RESPONDENTS.
                                         -----------

3. 14.2.2011. Today again, on call, none appeared on behalf of the

petitioner either to press this petition or to make a prayer for

adjournment. However, Mr. Rajeev Verma, learned Senior Counsel

appearing on behalf of respondent/Provident Fund Commissioner,

Patna is present.

In this case, a counter affidavit has already been

filed on behalf of the respondents. It was submitted by Mr. Verma,

learned Senior Counsel, that during the pendency of the present writ

petition, the grievances of the petitioner have already been

redressed.

In this case, on 11.2.2011 also, none had appeared

on behalf of the petitioner whereas learned counsel for the

respondents was present.

The petition stands rejected due to non prosecution.

Md.S.                                                ( Rakesh Kumar, J.)