High Court Patna High Court - Orders

Goswami Parmatma Nath vs The State Of Bihar & Ors on 23 September, 2011

Patna High Court – Orders
Goswami Parmatma Nath vs The State Of Bihar & Ors on 23 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.7359 of 2008
                                      Goswami Parmatma Nath
                                                 Versus
                                    The State Of Bihar & Ors
                                    ----------------------------------

02 23-09-2011 As prayed by Sri Mani Kant Mishra, learned Govt.

Pleader no.25, eight weeks time is granted to seek instruction in

view of the rejoinder filed on behalf of the petitioner to the counter

affidavit, whereby a detailed chart showing deduction and

calculation of interest has been enclosed. It has been claimed that

the petitioner was entitled to get interest @ 12.5 % on the G.P.F.

amount, but only payment of 10.5 % has been made.

The Court expects that in the meanwhile the

Respondents, particularly Respondent no.8/ District Provident Fund

Officer, Saharsa will examine the claim of the petitioner in the light

of the rejoinder and if the claim of the rejoinder is considered as

genuine, the order for payment may be made.

Put up this case after eight weeks.

( Rakesh Kumar, J.)
NKS/-