High Court Patna High Court - Orders

The Assistant Provident Fund C vs M/S Shiv Bhawani Bricks Nigam on 4 July, 2011

Patna High Court – Orders
The Assistant Provident Fund C vs M/S Shiv Bhawani Bricks Nigam on 4 July, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.3915 of 2010
                           The Assistant Provident Fund Commissioner
                                                 Versus
                                M/S K.B.I.(Kamal Brick) Industry
                                                   with
                                      CWJC No.4393 of 2010
                           The Assistant Provident Fund Commissioner
                                                 Versus
                                   M/S 555 Bricks Nirman Co.
                                                   with
                                      CWJC No.4428 of 2010
                           The Assistant Provident Fund Commissioner
                                                 Versus
                                    M/S S.S.Y.Bricks Industry
                                                   with
                                      CWJC No.4593 of 2010
                           The Assistant Provident Fund Commissioner
                                                 Versus
                                M/S Shiv Bhawani Bricks Nirman
                                                   with
                                      CWJC No.4654 of 2010
                           The Assistant Provident Fund Commissioner
                                                 Versus
                                  M/S J.S.R.Bricks Nirman Co.
                                                   with
                                      CWJC No.4699 of 2010
                           The Assistant Provident Fund Commissioner
                                                 Versus
                                 M/S B.N.C.Bricks,Kalarampur
                                               -----------

02. 04.07.2011 Issue notice to the sole respondent in the

respective writ petitions for which requisites both under

ordinary course as well as registered cover may be filed

within one week, failing which the applications shall stand

dismissed.

Put up on 16.08.2011.

(Jyoti Saran, J.)
S.Sb/-