Patna High Court – Orders
Ram Pyare Singh vs The Employees P.F.Organisation on 9 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4683 of 2006
RAM PYARE SINGH, Son of Late Ram Ugrah Singh, resident
of Village-Belkhuri, P.O. Karmnasha, P.S. Durgawati, District-
Kaimur ( Bhabhua) ---------------- Petitioner
Versus
1. The Employees Provident Fund Organization through Regional
Provident Fund Commissioner, Road No.6, "R" Block, Patna,
Bihar
2. The Regional Provident Fund Commissioner ( Pension) Road
No.6, "R" Block, Patna ,Bihar
3. The Assistant Provident Fund Commissioner, Road No.6,"R"
Block, Patna,Bihar ---------------- Respondents.
-----------
02 09-02-2011 Learned counsel for the petitioner prays for
withdrawal of this application. It was submitted that if any
grievance still exists, he may be granted liberty to file
representation before the appropriate authority.
Prayer is allowed.
This application is dismissed as withdrawn with
liberty as indicated above.
NKS/- ( Rakesh Kumar, J.)