High Court Patna High Court - Orders

Anil Kumar vs The State Of Bihar &Amp; Ors on 9 December, 2010

Patna High Court – Orders
Anil Kumar vs The State Of Bihar &Amp; Ors on 9 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.2901 of 2010
                   1. ANIL KUMAR S/O SRI BIJENDRA PRASAD SINGH R/O
                   VILL.- RUPAS NIRPUR, P.O.- RAM NAGAR KARARI, P.S.-
                   ATHMALGOLA IN THE DISTRICT OF PATNA
                                                        Versus
                   1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                   SECRETARY, DEPTT. OF HEALTH, GOVT. OF BIHAR, PATNA
                   2. THE DIRECTOR-IN-CHIEF, HEALTH SERVICES, GOVT. OF
                   BIHAR, PATNA
                   3. THE DEPUTY DIRECTOR, HEALTH SERVICES, PATNA
                   DIVISION, PATNA
                   4.    THE    DEPUTY    DIRECTOR,  HEALTH    SERVICES
                   (TUBERCULOSIS), PATNA
                   5. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER,
                   BHOJPUR AT ARA
                   6. THE INCHARGE MEDICAL OFFICER, PRIMARY HEALTH
                   CENTRE, BRAHMPUR IN THE DISTRICT OF BHOJPUR AT ARRA
                   NOW IN THE DISTRICT OF BUXAR
                                  -----------

2 9.12.2010 Heard learned counsel for the parties.

Petitioner was dismissed 17 years ago i.e. in 1993.

His efforts to challenge the said decision cannot succeed in view

of the time span since the cause of action had arisen and the writ

application has been filed. This Court is not inclined to entertain

this writ application at such a belated stage and that too without

cogent valid explanation for such delay. It is dismissed as such.

RPS                              (Ajay Kumar Tripathi,J.)