Allahabad High Court High Court

Adarsh Janta Uchchattar … vs Recovery Officer/ Asstt. P.F. … on 16 July, 2010

Allahabad High Court
Adarsh Janta Uchchattar … vs Recovery Officer/ Asstt. P.F. … on 16 July, 2010
Court No. - 6

Case :- WRIT - C No. - 55100 of 2006

Petitioner :- Adarsh Janta Uchchattar Madhyamik Vidyalaya
Respondent :- Recovery Officer/ Asstt. P.F. Commissioner
Petitioner Counsel :- Rajesh Kumar Srivastava
Respondent Counsel :- Dhananjay Awasthi

Hon'ble Prakash Krishna,J.

Supplementary affidavit filed today may be taken on record.

The learned counsel for the petitioner submits that in compliance of the
order passed by this Court, the petitioner has been attending the office of the
respondent on the date so fixed. Now, 9th of August, 2010 is the next date
fixed. The learned counsel for the respondents submits that as the
Commissioner has been transferred, the matter was not taken up.

It is expected that on the next date, the officer concerned shall proceed with
the matter. List in the week commencing 30th of August, 2010.

The recovery shall not be pressed against the petitioner till further orders.

(Prakash Krishna, J.)

Order Date :- 16.7.2010
LBY