IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9635 of 2005
DHANIK PRASAD
Versus
THE REG.P.F.COMMISSIONER & ORS
-----------
3. 20.1.2011. On call none appeared on behalf of the petitioner
either to press this petition or to make a prayer for adjournment of
the case.
Mr.Vijayeshwar Prasad, learned counsel for
respondent no.1-Regional Provident Commissioner, submits that
during the pendency of the present writ petition, all the grievances
of the petitioner have already been redressed.
The case is adjourned for the day. Put up tomorrow.
Md.S. ( Rakesh Kumar, J.)