Patna High Court – Orders
Akhileshwar Tripathi vs The Regional Provident Fund Co on 14 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5067 of 2006
AKHILESHWAR TRIPATHI S/O CHATURBHUJ TIWARI, RESIDENT OF
VILLAGE MANI CHAPRA, P.O. MATUKPUR, P.S. BARHARA,
DISTRICT BHOJPUR.
... ... PETITIONER.
Versus
1. THE REGIONAL PROVIDENT FUND COMMISSIONER, REGIONAL
OFFICE, EMPLOYEES PROVIDENT FUND ORGANISATION, "R" BLOCK,
ROAD NO.6, PATNA.
2. SR. PERSONNEL OFFICER H.F.C.L. UNIT BARAUNI (BIHAR).
... ... RESPONDENTS.
-----------
4. 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, learned counsel for
respondent Regional Provident Fund
Commissioner is present. On 11.2.2011 also,
none appeared on behalf of the petitioner.
However, it was intimated by learned
counsel for the Regional Provident Fund
Commissioner that during the pendency of
the writ petition, almost all the
grievances of the petitioner have already
been redressed.
The petition stands dismissed due
to non prosecution.
N.H./ ( Rakesh Kumar,J.)