High Court Patna High Court - Orders

Digamber Prasad Digvijay vs The State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Digamber Prasad Digvijay vs The State Of Bihar &Amp; Ors on 1 October, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.11948 of 2008
                      Digamber Prasad Digvijay, S/o Late Upendra
                      Prasad Mandal, R/o Village Bochahi, P.S.
                      Gopalpur, District Bhagalpur............Petitioner
                                           Versus
                 1.    The State Of Bihar, through Chief Secretary,
                       Bihar, Patna.
                 2.    The   Director,   Primary   Education,   Bihar,
                       Patna.
                 3.    The District Magistrate, Bhagalpur.
                 4.    The A.D.M., Establishment, Bhagalpur.
                 5.    The District Superintendent of Education,
                       Bhagalpur.
                 6.    The       District       Welfare       Officer,
                       Bhagalpur.................................................................Respondents
                                     -----------

2 01.10.2010 Heard learned counsel for the

petitioner as well as learned counsel for

the State.

From the pleadings of the

petitioner it appears that father of the

petitioner died in harness on 01.12.1981.

Thereafter his mother applied for

appointment on compassionate ground and

the petitioner also submitted

applications. In this way, they kept

sending applications to the authorities

for more than 20 years. Now the petitioner

has approached this Court in 2008.

There is nothing on record to show

that the petitioner was prevented from

approaching this Court in due time for

redressal of his grievances.
2

In the circumstances, the writ

application is dismissed on account of

delay and laches.

(J. N. Singh, J.)
BT