Patna High Court – Orders
Sonajhari Devi vs The M.D.,Bihar State Leather I on 29 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15588 of 2007
Sonajhari Devi, W/o Ramdhari Ram, Resident of Village - Bishambharpur,
P.S. - Bihta, District - Patna.
.......... Petitioner
Versus
1. The Managing Director, Bihar State Leather Industries Development
Corporation Ltd. (Govt. of Bihar Undertaking), Patna.
2. The Manager, Small Tennery Bihar, A Unit of Bihar State Leather Industries
Development Corp. Ltd., Bihar, Patna.
3. The Regional Provident Fund Commissioner, Employees Provident Fund
Scheme, Bihar, Patna.
4. The Account Officer, Employees Provident Fund Scheme, Bihar, State.
.......... Respondents
-----------
3 29.07.2011 Today again none appeared on behalf of the petitioner
either to press the petition or to make a prayer for adjournment. On
earlier occasion also none had appeared on behalf of the petitioner
which is evident from order dated 28.07.2011.
Sri J.P. Verma, learned counsel appearing on behalf of
Respondent No. 3/Regional Provident Fund Commissioner, Patna, is
present.
The writ petition stands dismissed due to non-prosecution.
( Rakesh Kumar, J.)
Praful