High Court Patna High Court - Orders

Deo Narayan Sharma vs The Reg.P.F.Commissioner &Amp; … on 7 April, 2011

Patna High Court – Orders
Deo Narayan Sharma vs The Reg.P.F.Commissioner &Amp; … on 7 April, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       CWJC No.10993 of 2006

                         Deo Narayan Sharma, Son of Late Damodar Singh, resident of
                        Village-Sheonar, P.O. Sheonar, P.S. Mokama, District-Patna
                                                         ----------------------- Petitioner
                                             Versus

                     1. The Regional Provident Fund Commissioner, Regional Office,
                        Employees Provident Fund Organisation, R-Block, R.No.6, Patna
                     2. The Chairman, National Textile Corporation Limited, A
                        Government of India undertaking, 7 - Jawaharlal Nehru Road,
                        Kolkata
                     3. The General Manager, Bihar Co-operative Weavers Spinning Mills,
                        Mokama, District-Patna            -------------------- Respondents.
                                                 -----------

02 07-04-2011 Sri Naresh Dass, learned counsel for the petitioner in

presence of Sri R.S. Pradhan, learned Senior Counsel appearing

on behalf of Respondent no.1/ Regional Provident Fund

Commissioner, Regional Office, Patna submits that grievances of

the petitioner have already been redressed during the pendency of

the present writ petition and, as such, he does not want to press

this petition.

Prayer is allowed.

The petition stands dismissed as not pressed

NKS/- ( Rakesh Kumar,J.)