Patna High Court – Orders
Sant Sao vs The Reg.P.F.Commissioner … on 28 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA CWJC No.6030 of 2006 SANT SAO, SON OF LATE BABU LAL SAO, RESIDENT OF VILLAGE - DOCTOR TOLI, P.O. + P.S.- MOKAMA, DISTRICT - PATNA. ...... PETITIONER Versus 1. THE REG. P.F. COMMISSIONER , REGIONAL OFFICER EMPLOYEES PROVIDENT FUND ORGANISATION, R BLOCK, ROAD NO. 6, PATNA. 2. THE CHAIRMAN, BHARAT WAGON AND ENGINEERING COMPANY LTD., A GOVT. OF INDIA UNDERTAKING, „C‟ BLOCK, 5TH FLOOR, MAURYA LOK COMPLEX, PATNA. 3. GENERAL MANAGER (FINANCE) BHARAT WAGON AND ENGINEERING COMPANY LTD. "C" BLOCK, 5TH FLOOR, MAURYA LOK COMPLEX, PATNA. 4. GENERAL MANAGER, BHARAT WAGON AND ENGINEERING COMPANY LTD., MOKAMA UNIT, P.S. - MOKAMA, DISTRICT - PATNA. ...... RESPONDENTS -----------
3. 28.02.2011 Today again on call none appeared on behalf of the
petitioner either to press the petition or to make a prayer for
adjournment.
Sri Jagdish Prasad, learned counsel appearing on
behalf of respondent no. 1 Regional Provident Fund
Commissioner is present. It was submitted that petitioner‟s
pension was already fixed.
On 25.2.2011 also none had appeared on behalf of
the petitioner.
Petition stands dismissed due to non-prosecution.
Praful /- ( Rakesh Kumar, J.)