IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.4789 of 2010
KAMLESHWARI DEVI
Versus
SRI R.VENKATACHALAM & ORS.
-----------
8. 20.4.2011. Learned counsel appearing on behalf of
the petitioner, in the light of statements made
in the show cause filed on behalf of the
opposite party, admits that the order of this
court stands complied but makes a prayer for
supply of calculation details of the provident
fund amount which Mr. Kaushalendra Kumar Sinha,
learned counsel for the opposite party assures,
would be handed over to him.
In that view of the matter, nothing
survives in this application and it is
accordingly disposed of.
ahk ( Jyoti Saran, J.)