IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5209 of 2006
SONE LAL MAHTO son of Late Bhola Mahto
Resident of village-Raje (Balaur), Dakhin Tola,
P.O. & P.S.-Manigachi, Dist.-Darbhanga.
....... .......Petitioner
Versus
1.THE STATE OF BIHAR through Commisisoner-
Cum-Secretary, Department of Food and Civil
Supplies, Bihar, Patna
2.The Managing Director, Bihar State Food and Civil
Supplies Corporation, Sone Bhawan, Patna
3.The District Manager, Bihar State Food and Civil
Supplies Corporation Ltd., Laheriasarai, Darbhanga
4.The Employees Provident Fund Organisation,
Muzaffarpur through Assistant Provident Commissioner
(Pension), Muzaffarpur.
....... .......Respondents
----------
2. 14.2.2011. Heard Mr.Vijayeshwar Prasad, learned counsel for
the respondent-Regional Provident Fund Commissioner, in presence
of learned counsel for the petitioner and the State, submits that
during the pendency of the writ petition all the dues have already
been cleared.
On the above statement, learned counsel for the
petitioner submits that now he does not want to press this petition.
Accordingly, the petition stands dismissed as not
pressed.
Md.S. ( Rakesh Kumar, J.)