IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3010 of 2010
Vikash Chandra Guddu Baba, son of Late Ramashraya Prasad Singh, presently residing at
Kurji Balupar, P.O.Sadaquat Ashram, Police Station - Digha, in the town and District of Patna.
Petitioner.
Versus
1. The State of Bihar through its Chief Secretary
2. The Principal Secretary, Department of Health, Medical Education & Family Welfare,
Government of Bihar, Patna.
3. The Director-in-Chief, Health Services, Government of Bihar, Patna.
4. The Regional Provident Fund Commissioner, Bihar, Patna.
5. The Superintendent, Patna Medical College & Hospital, Patna.
6. The Superintendent, Nalanda Medical College & Hospital, Patna.
7. The Superintendent, Shrikrishna Memorial Medical College & Hospital, Muzaffarpur.
8. The Superintendent, Jawahar Lal Nehru Medical College & Hospital, Bhagalpur.
9. The Superintendent, Anugrah Narain Magadh Medical College & Hospital, Gaya.
10. The Superintendent, Darbhanga Medical College & Hospital, Darbhanga.
Respondents
-----------
19 15.11.2011 The entire matter relates to non-payment of
contribution towards Employees Provident Fund with the
concerned authorities under the provisions of Employees
Provident Fund Act.
When the case has come up for hearing the learned
Standing Counsel for the EPF authority has submitted that certain
recoveries have been made from six Medical Colleges run by the
State Government and still some of the amounts have to be
recovered from them.
Taking note of such submission we are of the view as
some action has been initiated by six Medical Colleges to recover
the EPF, we are hopeful that the action is expedited by the
concerned authorities and recovery of the remaining amount will
be completed on or before 30th June, 2012. It is also hoped that the
State Government may also co-operate with the action of the
authority under the EPF Act and expeditious action be taken to
2
deposit the Provident Fund contributions with the concerned
authorities within the specified time.
We are of the view that the matter can be closed for
the present and if any employee is aggrieved by any inaction of
the State Government we give liberty to such employees to
approach this Court.
With the aforesaid observation this writ petition
stands disposed of .
Chandran (T. Meena Kumari, J.)
(Vikash Jain, J.)