High Court Madhya Pradesh High Court

Imtiyazul Haque vs M.P.Road Transport Corporation on 6 December, 2010

Madhya Pradesh High Court
Imtiyazul Haque vs M.P.Road Transport Corporation on 6 December, 2010
                 Writ Petition (S) No.13775/2009
6.12.2010
      Shri Anuj Chansoriya, learned counsel for the petitioner.
      Shri P.K. Mishra, learned Counsel for respondents No.

1 and 2.

With consent of learned counsel for the parties the
matter is heard finally.

The petitioner, retired employee of Madhya Pradesh
State Road Transport Corporation, has filed this petition
under Article 226 of the Constitution of India seeking
direction to respondents to pay 8 % interest over
Rs.1,26,372/- from 28.2.2006 to 21.3.2008 and on
Rs.1,30,461/- from 28.3.2006 to 3.7.2008.

On being noticed respondent No. 3 filed its return
wherein it is stated in paragraph 2 that the petitioner has
been paid Rs.1,26,372/- on 27.2.2008 against provident
fund accumulation for the period 2006-07 to February
2008 inclusive of an amount of Rs.17,606/- towards
interest @ 8.5% per annum. It is further stated by
respondent No. 3 that, an amount of Rs. 1,30,461/- has
been paid to the petitioner on 16.6.2008 towards provident
fund accumulation for the period 2006-07 to 2006-08
including an amount of Rs.21,189/- towards interest @
8.5% per annum. It is further stated that an amount of
Rs.57,590/- withdrawn in favour of the petitioner, is still
lying in his last provident fund account received as transfer
of provident fund from provident fund account No.
MP/4046/2844 and it is stated that the same shall be paid
to the petitioner with interest on receipt of withdrawal form
2

No. 19 duly attested and forwarded by the employer of the
petitioner.

In view of above candid submission put forth on
behalf of respondent No. 3, the present petition is disposed
of with a direction to petitioner to submit the form No. 19
with his employer within 15 days hence. The respondent
Nos. 1 and 2 on receiving such form shall duly forward the
same to respondent No. 3 within a period of seven days
thereafter. The respondent No. 3 on receiving the aforesaid
form No. 19 shall act there upon within a period of seven
days from its receipt.

The petition is thus disposed of finally in above terms.
No order as to costs.

C.c. as per rules.

(SANJAY YADAV)
J U D G E
Vivek Tripathi