Court No. - 38 Case :- WRIT - A No. - 905 of 2010 Petitioner :- Rajendra Prasad Mishra Respondent :- State Of U.P. & Others Petitioner Counsel :- D.K. Pandey Respondent Counsel :- C.S.C.,G.P. Gupta Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and Sri G.P. Gupta for the
Corporation – respondent.
The petitioner claims that he should be permitted to be treated to be a
member of G.P.F. Scheme inasmuch as he has exercised the option in
the year 1976 itself. These facts have been stated in paragraph nos. 8
and 9 of the writ petition.
Learned counsel for the respondent – Corporation disputes this position
and he contends that the petitioner has accepted the EPF Scheme.
This being a factual dispute, let the respondent No.2 proceed to
examine the claim of the petitioner and pass an appropriate order in
accordance with law as expeditiously as possible preferably within a
period of 3 months from the date of production of a certified copy of this
order before him.
With the aforesaid observations, the writ petition is disposed of.
Order Date :- 11.1.2010
Irshad