High Court Patna High Court - Orders

Dr.Bakshi Byanktesh Pd.Sinha vs The State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Dr.Bakshi Byanktesh Pd.Sinha vs The State Of Bihar &Amp; Ors on 1 October, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.1385 of 2006
                         DR.BAKSHI BYANKTESH PD.SINHA
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

2 1.10.2010 Heard learned counsel for the parties.

Petitioner retired way back in the year 1991. He is

raising a grievance in the year 2006 because certain benefit of

selection grade accrued to some persons who were stated to be

juniors by virtue of judicial order. That does not give the cause of

action and right to claim after 20 years.

This writ application is misplaced and it is

dismissed.

I. A. No. 1958 of 2008 for substitution of heirs is

allowed. Let smt. Radha Sinha wife of the present petitioner be

substituted as a legal heir in place of petitioner.

RPS                               (Ajay Kumar Tripathi,J.)