High Court Patna High Court - Orders

Motilal Sharma vs The Commissioner,Reg.P.F.Bihar on 17 January, 2011

Patna High Court – Orders
Motilal Sharma vs The Commissioner,Reg.P.F.Bihar on 17 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.17907 of 2010
                              MOTILAL SHARMA .
                                  Versus
                      THE COMMISSIONER,REG.P.F.BIHAR .
                               -----------

3 17.01.2011 The case has come at the instance of the

petitioner.

Learned counsel submits that by order

dated 29.10.2010, the writ application vide C.W.J.C 17907

of 2010 was disposed of permitting the petitioner to make

a representation within a period of four weeks. However,

on account of serious illness, the petitioner could not do

so.

Considering the submissions, let the

petitioner may file a representation as permitted by order

dated 29.10.2010 within a period of four weeks from

today.

Order dated 29.10.2010 passed in C.W.J.C

No. 17907 of 2010 is modified to the above extent.

Amrendra/- (Shailesh Kumar Sinha,J.)