IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4877 of 2010
HARI NANDAN PRASAD SINHA
Versus
THE STATE OF BIHAR & ORS.
-----------
2 13.12.2010 Heard Mr. Ghanshyam Sharma learned counsel for
the petitioner and Mr. Ashutosh Singh learned A.C. to G.P.8
for the opposite parties.
By order dated 5.3.2010 passed in C.W.J.C. No. 934
of 2005, the writ petition was disposed of with a liberty to
the petitioner to file a representation enclosing the statement
of deduction made from his salary in relation to the provident
fund, pertaining to the period 1955-56 up to 31.3.1990 before
the District Provident Fund Officer, Jehanabad who in turn
was required to examine and verify the same and if he
ultimately found that the said payments have not yet been
made to the petitioner, then he was obliged to make payment
together with statutory interest calculated up to the date of its
final payment.
Learned counsel for the petitioner with reference to
a representation dated 15.3.2010 placed at Annexure 2 of the
application submits that despite the attention of the District
Provident Fund Officer, opposite party No.3 having been
2
drawn towards the order of this Court, the same yet remains
to be complied.
Mr. Singh appearing on behalf of the opposite
parties prays for short adjournment to seek instructions and
file show cause on behalf of the opposite party No. 3, the
District Provident Fund Officer, Jehanabad.
As prayed, put up this case after four weeks.
(Jyoti Saran, J.)
Bibhash