IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6178 of 2011
DISTRICT RURAL DEVELOPMENT AGENCY
Versus
THE EMPLOYEES PROVIDENT FUND APPELLATE TRIBUNAL
-----------
2. 19.04.2011 Learned counsel for the petitioner submits from
Paragraphs 30 and 31 of the pleadings that the necessary
notification by the Central Government has not been
published in the Gazette subject to which the coverage was
fixed by the respondent authority.
The jurisdictional question having been raised,
the Court requires the respondents to file their counter
affidavit inter alia dealing with this issue also.
List under the same heading after three weeks.
P. Kumar ( Navin Sinha, J.)