IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 4505 of 2009
Ram Kumar Singh … … … … … … Petitioner
Versus
The State of Jharkhand and others … … … Respondents
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
For the Petitioner: Mr. Rahul Kumar
For the Respondents: J.C. To S.C.II
th
03/Dated: 19 October, 2011
1) Counsel for the petitioner submitted that petitioner’s son was
appointed as a constable in the year 2005 and expired in the year
2007 and the contributory provident fund has to be paid by the
respondents to the petitioner.
2) Counsel for the respondents has submitted that he has already filed
a detailed counter affidavit and AnnexureA of the counter affidavit
reveals that an order to this effect has already been passed on 31st
December, 2009 wherein it has been ordered that the District
Provident Fund Officer, Bokaro has to pay the amount to the
petitioner. He has submitted that a suitable direction may be given
to respondent No.6 – The Superintendent of Police, Bokaro to make
the payment of contributory provident fund within a stipulated time
if the same has not been paid earlier.
3) In view of this limited submission, I hereby direct respondent No.6
to make the payment of contributory provident fund with simple
interest @ 5% as there is already an order which is annexureA to
the counter affidavit dated 31st December, 2009, within four weeks
from the date of receipt of a copy of this order, if not already paid.
4) With the aforesaid directions and observations, this writ petition is
disposed of.
(D. N. Patel, J)
Manoj/cp.2