Patna High Court – Orders
Smt.Uma Devi vs The State Of Bihar &Amp; Anr on 11 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13788 of 2010
1. SMT.UMA DEVI W/O SHRI BHAGWAT PD. R/O VILL
NOOR NAGAR KANTI, P.S.JALALPUR BAZAR, DISTT-
SARAN, CHAPRA
Versus
1. THE STATE OF BIHAR.
2. THE DISTRICT SUPERINTENDENT OF EDUCATION
SARAN, CHAPRA.
-----------
2. 11.04.2011 This writ application suffers from laches
and delay. Petitioner has retired way back in the
year, 2004 and now she has raised a grievance that
her salary has not been paid for the period
29.1.1999 to 27.4.2000. There are circumstances to
show that the petitioner was also taken in judicial
custody due to institution of some criminal case
against her the period of non-payment has a bearing
thereto.
In the circumstances, the Court does not
want to entertain a stale and a belated kind of claim
at this stage.
This writ application is dismissed.
Anand Kr. (Ajay Kumar Tripathi, J.)