1
Subadar Singh vs. MPSRTC & Ors.
W.P. No.4530/2010
19.07.2010
Shri K. B. Vishwakarma , learned counsel for the petitioner.
Shri P. K. Mishra learned counsel for respondent nos.1 & 2.
Shri J. K. Pillai learned counsel for respondent no.3.
Heard on the question of admission and interim relief.
The petitioner has filed this petition claiming pension
and retiral dues. It is evident from a perusal of the petition that
the requisite statutory form, necessary for determining the
pension and payment of provident fund, have not been filed by
the petitioner before the appropriate authority.
In the circumstances, the petition filed by the petitioner
is disposed of with a direction that in case the petitioner files
the requisite forms for determining the pension and provident
fund before respondent no.2 within four weeks from today
alongwith a copy of the order passed today and a copy of the
petition, the said respondent shall forward the same to the
competent authority who shall decide the same expeditiously,
in accordance with law, preferably within a period of two
months thereafter.
With the aforesaid direction the petition stands disposed
of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-