High Court Madhya Pradesh High Court

Gopal Prasad Dubey vs The State Of Madhya Pradesh on 10 May, 2010

Madhya Pradesh High Court
Gopal Prasad Dubey vs The State Of Madhya Pradesh on 10 May, 2010
                                   1




                            W.P No.4614/2009
10.05.2010

        Heard Shri Bhoop Singh, learned counsel for the petitioner,

on the question of admission and interim relief.

        The petitioner has filed this petition being aggrieved by the

fact that the respondent authorities are not disbursing the

petitioner’s G.P.F amount by rightly calculating his Provident Fund

amount and have deducted a sum of Rs.50,000/- from his salary as

well as from his retiral dues.

It is submitted that though the petitioner has filed a

representation before the authorities on 25.5.2006 and thereafter

on several occasions, but the same has not been decided till date.

In the circumstances, without entering into the merits of the

case or making any comments upon the entitlement of the

petitioner, the petition filed by the petitioner is disposed of with a

direction to respondent no.4 to consider and decide the petitioner’s

representation, dealing each issue raised by him, by passing a

reasoned order expeditiously, in accordance with law, preferably

within a period of three months from the date of furnishing a copy

of the order passed today alongwith a copy of the petition by the

petitioner.

With the aforesaid direction, the petition stands disposed of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-