IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.766 of 2006
Central Tobacco Research Institute, Regional Station Pusa,
Samastipur (Now under I.C.A.R. Research Complex for Eastern
Region, Patna, CROP Research Programme Pusa) through Sri A.
Rastogi, S/o Sri S.B. Rastogi, Administrative Officer, I.C.A.R.
Research Complex for eastern Region, Patna, resident of I.C.A.R.
Walmi Complex, P.S. Phulwarisharif, District Patna
Versus
1. Regional Provident Fund Commissioner, Bihar, Patna, Road no.6,
R- Block, Patna
2. Assistant Provident Fund Commissioner, Employees Provident
Fund, Sub-Regional Office, Muzaffarpur, New Vakalatkhana
Building, court compound, Muzaffarpur
02/ 18.01.2011
Counsel for the petitioner states that the ground
which necessitated the petitioner to file the writ petition, has
since disappeared, as appellate tribunal constituted under the
provisions of the Employees Provident Fund and
Miscellaneous Provisions Act, 1952 is holding regular
sitting at New Delhi and the validity of the order dated
28.5.2004, Annexure-1 is under challenge before the
tribunal.
In view of the statement made at the Bar, the writ
petition is disposed of.
Arjun/ (V.N. Sinha, J.)