IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14023 of 2006
BRAJ MOHAN YADAV, Son of Late Mangar Mahto, Resident of Village-
Kathautia, P.O.- Bhore, P.S.- Muffasil, District- Gaya.
........ Petitioner
Versus
1. THE Regional Provident Fund Commissioner, Regional Office, Employees
Provident Fund organization, R. Block, R. No. - 6, Patna.
2. The General Manager, Daya Engineering Works Limited, Unit II, Manpur, Gaya.
......... Respondents
-----------
2 28.04.2011 The petitioner while invoking extra ordinary
writ jurisdiction of this court has made a prayer for
directing the respondents to re-fix his pension.
Sri B.K. Verma, learned counsel appearing on
behalf of Respondent No. 1/Regional Provident Fund
Commissioner, submits that pension of the petitioner has
correctly been fixed in accordance with the provisions
contained in “Employees Pension Scheme, 1995”.
Accordingly, the writ petition stands
dismissed.
Praful (Rakesh Kumar, J.)