Court No. - 3 Case :- CONTEMPT No. - 2971 of 2006 Petitioner :- Shri Narain Pandey Respondent :- Rajendra Bhonwal & 5 Ors. Petitioner Counsel :- D K Upadhyaya,Shobhit Mohan Shukla Hon'ble Shri Narayan Shukla,J.
Though Mr. Mahesh Chandra, learned counsel for the
opposite party no. 10 informs that the necessary documents
have been referred to the Director pension for approval of
pension, but Additional Chief Standing Counsel on the basis
of instruction informs that no such paper have been received
in the Office rather Director pension has asked the authority
concerned to send the requisite paper.
Considering this aforesaid dispute, I hereby call upon the
opposite parties 10&11 to appear before this Court on the
next date along with report. They shall also clarify the
position regarding deduction against the amount of EPF,
Gratuity etc.
List on 27th of July, 2010.
Order Date :- 20.7.2010
Amit