IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.2824 of 2011
UMESH KUMAR PRASAD, SON OF LATE BAHADUR BHAGAT,
RESIDENT OF VILLAGE TARWARA, BHERIHARIA TOLA, P.O.
TARWARA P.S. GAUTAM BUDDH NAGAR TARWARA, DISTRICT
SIWAN FOR HIMSELF AND ON BEHALF OF HIS MINOR
BROTHERS AND SISTER RABI SHANKAR KUMAR,
PARMEDSHWAR KUMAR AND LILAM KUMARI.
VERSUS
1. THE UNION OF INDIA.
2. SHRI ASIT BHATTACHARYA SON OF NOT KNOWN, THE
ASSISTANT PROVIDENT FUND COMMISSIONER
(PENSIONS), SUB REGIONAL OFFICE, EMPLOYEES
PROVIDENT FUND ORGANIZATION, MUZAFFARPUR.
----------------------------------
03. 18.10.2011 In compliance of the order of the High
Court dated 15.10.2011 show cause has been filed
stating that the order of the High Court dated
13.12.2010 has been complied with and the orphan
pension has been released for the minor brothers of
the petitioner.
In view of the statement made in the show
cause, the contempt petition is disposed of.
( V. N. Sinha, J.)
Rajesh/