Citation : 2012 Latest Caselaw 5343 ALL
Judgement Date : 29 October, 2012
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Court No. - 30 Case :- WRIT - A No. - 52157 of 2012 Petitioner :- Manik Chand Verma Respondent :- State Of U.P. & Others Petitioner Counsel :- Sanjay Kr Srivastava Respondent Counsel :- C. S. C.,Dhananjay Awasthi,V.B. Mishra Hon'ble V.K. Shukla,J.
Correction Application
On the matter being taken up, it is being sought to be suggested that the provisions of the Employees Provident Fund and Misc. Provisions Act are not applicable and the entire amount is to be claimed under Section 70 of the U.P. Cooperative Societies Act, 1965. In case petitioner moves any application, then as to whether the provisions of the Employees Provident Fund and Misc. Provisions Act are applicable or not, the concerned society may file objection.
With this observation, present application stands disposed of.
Order Date :- 29.10.2012
SRY
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!