Citation : 2021 Latest Caselaw 12880 Bom
Judgement Date : 8 September, 2021
8171.20wp etc
(1)
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
931 WRIT PETITION NO.8171 OF 2020
WITH CA/2018/2021 IN WP/8171/2020
SHAMBHUSINGH AMARSINGH DIXIT
VERSUS
THE REGIONAL PROVIDENT FUND COMMISSIONER AND
ANOTHER
AND
WRIT PETITION NO.8176 OF 2020
WITH CA/2019/2021 IN WP/8176/2020
SAHEBRAO BABURAO AMBHORE
VERSUS
THE REGIONAL PROVIDENT FUND COMMISSIONER AND
ANOTHER
...
Mr N. D. Sonawane, Advocate for petitioners;
Mr N. K. Chaudhari, Advocate for respondent No.1;
Mr A. V. Rakh, Advocate for respondent No.2
CORAM : RAVINDRA V. GHUGE
AND
S. G. MEHARE, JJ.
DATE : 8th September, 2021
PER COURT:
1. The petitioners are protected by the order of this Court
dated 07/12/2020. It is informed that they are being paid pension
as per the old calculations.
8171.20wp etc
2. The learned Advocate appearing on behalf of the Provident
Fund Department, submits that the issue involved in this case will
have to be scrutinised in the light of the judgment delivered by the
Hon'ble Apex Court in the matter of R. C. Gupta and others Vs.
Regional Provident Fund Commissioner, Employees
Provident Fund Organisation and others, (2018) 14 SCC 809,
which has now been referred to a Larger Bench of the Hon'ble
Apex Court vide order dated 24/08/2021, passed in Special Leave
Petition (C) Nos.8658-8659/2019. It is, therefore, prayed that
these matters may be heard after the Larger Bench of the Hon'ble
Apex Court decides the issue.
3. Since the petitioners are protected by the interim orders of
this Court, these petitions are adjourned sine die.
4. Liberty to the parties to circulate these petitions after the
Hon'ble Apex Court decides the reference.
5. The interim order granted earlier shall continue.
(S. G. MEHARE, J.) (RAVINDRA V. GHUGE, J.) sjk
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!