Patna High Court – Orders
Ram Dhani Mahto vs The Reg.P.F.Commissioner &Amp; … on 10 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5079 of 2006
RAM DHANI MAHTO, S/O SRI BRAHMADEO MAHTO, RESIDENT
OF VILLAGE -MAINAK TOLA, P.S.- MOKAMA, DISTRICT - PATNA
---PETITIONER
Versus
1. THE REG. P.F. COMMISSIONER, REGIONAL OFFICE, EMPLOYEES
PROVIDENT FUND ORGANISATION, "R" BLOCK, R. NO.-6, PATNA.
2. THE CHAIRMAN, BHARAT WAGON AND ENGINEERING COMPANY LTD.,
A GOVT. OF INDIA UNDERTAKING, 26, RAJA RAM SANTOSH ROAD,
KOLKATA- 700027.
3. GENERAL MANAGER (FINANCE), BHARAT WAGON AND ENGINEERING
COMPANY LTD., "C" BLOCK, 5TH FLOOR, MAURYA LOK COMPLEX,
PATNA.
4. GENERAL MANAGER, BHARAT WAGON AND ENGINEERING COMPANY
LTD., MOKAMA UNIT, P.S. - MOKAMA, DISTRICT - PATNA
------ RESPONDENTS
-----------
2 10.02.2011 Learned counsel for the petitioner, in presence of
learned counsel for the respondents, submits that during
the pendency of the present petition, grievances of the
petitioner have already been redressed, and as such, he
does not want to press this petition.
Accordingly, petition stands dismissed as not
pressed.
( Rakesh Kumar, J.)
Praful