High Court Patna High Court - Orders

Bechan Paswan vs The State Of Bihar &Amp; Ors on 2 December, 2010

Patna High Court – Orders
Bechan Paswan vs The State Of Bihar &Amp; Ors on 2 December, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No 10668 of 2006
                             BECHAN PASWAN
                                  Versus
                        THE STATE OF BIHAR & ORS
                                 -----------

2 02.12.2010 Petitioner is permitted to add Union of India through

Secretary, Department of Labour and Regional Provident Fund

Commissioner, Bihar as party-respondents.

Let the petitioner serve two copies of the writ application on

Shri R S Pradhan, learned Senior Counsel who normally appears on

behalf of the Provident Fund Commissioner, Bihar in this Court and file a

receipt thereof within ten days.

It is hoped that Shri Pradhan would take necessary

instructions in the matter and file a comprehensive counter affidavit so

that the matter may be disposed of at the stage of admission itself.

Put up For Admission as a 0 item on 10th of January, 2011.

    M.E.H./                                                 (Navaniti Prasad Singh)