High Court Patna High Court - Orders

Mohan Lal Thakur vs The State Of Bihar &Amp; Ors on 7 March, 2011

Patna High Court – Orders
Mohan Lal Thakur vs The State Of Bihar &Amp; Ors on 7 March, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.4167 of 2011
          MOHAN LAL THAKUR SON OF JANKI THAKUR, RESIDENT OF VILLAGE
          JOTHA, POLICE STATION DHORAIYA, DISTRICT BANKA.
                  ...                      ...   PETITIONER.
                                 Versus
     1.   THE STATE OF BIHAR THROUGH THE SECRETARY, PRIMARY
          EDUCATION, GOVT. OFBIHAR, PATNA.
     2.   THE DIRECTOR, PRIMARY EDUCATION, BIHAR, PATNA.
     3.   DISTRICT SUPERINTENDENT OF EDUCATION, BANKA.
     4.   DISTRICT PROVIDENT FUND OFFICER, BANKA.
     5.   DISTRICT TREASURY OFFICER, BANKA.
                  ...                       ...   RESPONDENTS.
                              -----------

2. 7.3.2011. Heard Mr. Md. Najmul Hoda, learned

counsel for the petitioner and Shri Rakesh

Singh, learned A.C. to G.A.1.

The petitioner, who retired as

Assistant Teacher from Kanya Madhya

Vidhyalaya Orhara, Anchal Rajaun, Distrtic-

Banka in the year 1997, has prayed for

directing the respondents to make payment

of amount of G.P.F. deducted from 1.1.1971

to 31.3.1973 with statutory interest.

Learned counsel for the petitioner submits

that vide Annexure-1, the respondent no.3

had already sanctioned the said amount, but

till date, payment has not been made.

The petition stands disposed of

with a direction to the respondents

including respondent nos.3 and 4 to take

all steps to clear the sanction amount with
2

statutory interest within a period of two

months from the date of receipt/production

of a copy of this order.

N.H./                     ( Rakesh Kumar,J.)