In the High Court of Jharkhand at Ranchi
Cont Case (Civil) No.504 of 20`0
Yogendra Singh .........................................................Petitioner
VERSUS
State of Jharkhand and others..................Opposite Parties
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr.A.K.Verma
For the State : J.C. to S.C.I
8/16.8.11
. Learned counsel appearing for the petitioner submits that, as per
the stand taken by the State, the amount payable towards G.P.F could not be
paid to the petitioner as incorrect number of G.P.F had been given .But at the
same time, statement had been made that as soon as correct number of the
G.P.F would be furnished, the payment towards G.P.F would be made and
therefore, the case be disposed of by giving a direction to the opposite parties
to make payment as soon as the correct number of G.P.F is furnished.
In view of the submission, this application is disposed of with a
direction to the opposite parties to make payment of the amount payable
towards G.P.F as soon as correct G.P.F number is furnished.
( R.R.Prasad, J.)
ND/