High Court Patna High Court - Orders

Yogendra Prasad Singh vs The State Of Bihar &Amp; Ors on 13 December, 2010

Patna High Court – Orders
Yogendra Prasad Singh vs The State Of Bihar &Amp; Ors on 13 December, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.20048 of 2010
          YOGENDRA PRASAD SINGH, SON OF LATE RAM LAKHAN SINGH,
          RESIDENT OF VILLAGE + P.O. PASRAHA, DISTRICT KHAGARIA.
                   ...                  ...  PETITIONER.
                               Versus
     1.   THE STATE OF BIHAR
     2.   ACCOUNTANT GENERAL OF BIHAR, PATNA.
     3.   DIRECTOR, PROVIDENT FUND DEPARTMENT, BIHAR, PATNA.
     4.   DISTRICT SUPERINTENDENT OF EDUCATION, PURNEA, DISTRICT
          PURNEA.
     5.   DISTRICT PROVIDENT FUND OFFICER, PURNEA, DISTRICT
          PURNEA.
                            -----------

2. 13.12.2010. Heard Shri Rajeev Ranjan, learned

counsel for the petitioner and Shri Lalan

Kumar, learned A.C. to G.p.22.

The petitioner, who retired as

Assistant Teacher from Middle School,

Kanahariya, Block Dagarua, District Purnea

with effect from 31.7.2008, has prayed for

directing the respondents particularly

respondent no.5 for payment of his G.P.F.

amount. It has been submitted by learned

counsel for the petitioner that except G.P.F.

amount, all other retiral dues have already

been cleared.

With the consent of the parties, the

writ petition is being disposed of with

liberty to the petitioner to file a detailed

representation before the District Provident

Fund Officer, Purnea within a period of six
2

weeks from today. If such representation is

filed, the respondent no.5 is required to

pass necessary order in respect of payment of

G.P.F. amount with admissible interest within

a period of one month from the date of filing

of representation. In case of refusal, the

respondent no.5 is directed to pass speaking

order within a period of one month from the

date of filing of representation.

With above observation and direction,

the petition stands disposed of.

( Rakesh Kumar,J.)
N.H./