IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2014 of 2006
SHAMBHU SHARAN LAL SON OF LATE DR. J.S. LAL,
ROAD NO. 7-A, ASHOK NAGAR, KANKARBAGH,
PATNA.
Versus
THE STATE OF BIHAR & ORS
-----------
3 01/10/2010 Even on the last occasion there was none to
represent the petitioner. There is no representation even
today on behalf of the petitioner. Learned counsel for the
State is present.
Stand of the State is that the petitioner has been
given the benefit which he deserves based on his passing
examination from the date he passed such examination.
There is a separate claim for grant of selection grade
from 1964. Obviously, this is a belated kind of claim
which is made now which this Court is not inclined to
entertain because more than four decades have passed
since the cause of action arose for it.
This writ application is thus dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)