High Court Patna High Court - Orders

Ram Pyare Singh vs The Employees P.F.Organisation on 9 February, 2011

Patna High Court – Orders
Ram Pyare Singh vs The Employees P.F.Organisation on 9 February, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.4683 of 2006

                         RAM PYARE SINGH, Son of Late Ram Ugrah Singh, resident
                        of Village-Belkhuri, P.O. Karmnasha, P.S. Durgawati, District-
                        Kaimur ( Bhabhua)              ---------------- Petitioner
                                              Versus

                     1. The Employees Provident Fund Organization through Regional
                        Provident Fund Commissioner, Road No.6, "R" Block, Patna,
                        Bihar
                     2. The Regional Provident Fund Commissioner ( Pension) Road
                        No.6, "R" Block, Patna ,Bihar
                     3. The Assistant Provident Fund Commissioner, Road No.6,"R"
                        Block, Patna,Bihar                    ---------------- Respondents.
                                                  -----------

02 09-02-2011 Learned counsel for the petitioner prays for

withdrawal of this application. It was submitted that if any

grievance still exists, he may be granted liberty to file

representation before the appropriate authority.

Prayer is allowed.

This application is dismissed as withdrawn with

liberty as indicated above.

NKS/-                                                   ( Rakesh Kumar, J.)