IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3275 of 2009
ISHWARI PRASAD
Versus
THE STATE OF BIHAR & ORS.
-----------
02. 25.04.2011 Heard learned counsel for the petitioner
and the State.
It is submitted that interest has been paid
over the amount of provident fund dues and the group
Saving schemes.
A show cause has been filed on behalf of
the Board wherein statement has been made with regard
to the payment of provident fund dues and group
insurance scheme, however, nothing has been stated with
regard to interest over the gratuity.
Since the order has been substantially
complied with, this court is of the opinion that this
contempt application need not proceed further. However, it
will be open for the petitioner to bring it to notice of the
Secretary of the Board with regard to the payment of
interest over the gratuity amount as also for the delayed
payment. The same would be verified and in case it is
not paid the due interest as per extant guidelines be paid
to the petitioner expeditiously preferably within a period of
two months on receipt/production of certified copy of the
present order.
The contempt application stand disposed
of.
Jagdish/- ( Shailesh Kumar Sinha,J.)