IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.18904 of 2011
Krishna Yadav, S/o Late Jamuna Yadav, R/o Village Gowachak,
P.S. Sarmera, District Nalanda.
... ... Petitioner.
Versus
1. The State Of Bihar through the Secretary, Bihar State
Electricity Board, Patna.
2. The Chairman, Bihar State Electricity Board, Bihar, Patna.
3. The Electrical Supply Engineer, Electricity Supply Sub-
Division, Ashthawan, District Nalanda.
4. The Electrical Executive Engineer, Electricity Supply
Division, Bihar Sharif, Nalanda.
5. The District Magistrate, Nalanda at Bihar Sharif.
6. The Treasury Officer, Nalanda at Bihar Sharif.
7. The District Provident Fund Officer, Nalanda, at Bihar
Sharif.
... ... Respondents.
----------------------------------
2. 24.10.2011. Heard Shri Binit Kumar, learned
counsel for the petitioner, Smt. Tanuja
Mishra, learned A.C. to G.P.18, appearing on
behalf of respondent nos.1, 5 to 7/State of
Bihar and Shri Nikesh Kumar, learned counsel
appearing on behalf of respondent nos.2, 3
and 4/Bihar State Electricity Board.
The petitioner, who retired as
Unskilled Khalasi from the office of
Electric Supply Sub Division, Asthawan,
District Nalanda on 30.10.2009, has prayed
for directing the respondents/Bihar State
Electricity Board to make payment of amount
of G.P.F. with admissible statutory
interest.
Learned counsel for the petitioner
2
submits that after retirement, all other
retiral dues of the petitioner have already
been paid and he is also getting pension,
but without any reason, the respondents have
not paid the amount of G.P.F.
In view of the facts and
circumstances, the writ petition stands
allowed directing the respondent nos.2 to 4
to take all steps for payment of G.P.F.
amount to the petitioner along with
admissible statutory interest within a
period of eight weeks from the date of
receipt/production of a copy of this order.
N.H./ ( Rakesh Kumar,J.)