High Court Patna High Court - Orders

The Union Of India &Amp; Ors vs Mangal Mandal on 30 August, 2010

Patna High Court – Orders
The Union Of India &Amp; Ors vs Mangal Mandal on 30 August, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA

                                      LPA No.1048 of 2010

        1. THE UNION OF INDIA THROUGH THE SECRETARY, MINISTRY OF LABOUR,
        GOVT. OF INDIA, NEW DELHI.
        2. THE REGIONAL PROVIDENT FUND COMMISSIONER, EMPLOYEES
        PROVIDENT FUND ORGANISATION SUB REGIONAL OFFICE, MUZAFFARPUR,
        BIHAR.
        3. THE ASSISTANT PROVIDENT FUND COMMISSIONER, MUZAFFARPUR.
                                                    ..Appellants

                                        Versus

        1. MANGAL MANDAL, S/O LATE RAM CHANDRA MANDAL, R/O VILLAGE
           BALPATTI, P.S. DARBHANGA SADAR, DISTRICT- DARBHANGA.
                                                      ...Respondent
                                          -----------

3 30-08-2010 Nobody appears on behalf of the appellants to

press the limitation petition (I.A. no. 5682/2010). Hence,

the same is dismissed for non prosecution. As a result the

appeal shall stand dismissed being barred by limitation.



                                         (Shiva Kirti Singh, J.)


BKS/-                                   (Hemant Kumar Srivastava, J.)