Allahabad High Court High Court

Chandrika Prasad vs U.P.S.R.T.C.And Ors. on 11 August, 2010

Allahabad High Court
Chandrika Prasad vs U.P.S.R.T.C.And Ors. on 11 August, 2010
Court No. - 27

Case :- SERVICE BENCH No. - 1916 of 1991

Petitioner :- Chandrika Prasad
Respondent :- U.P.S.R.T.C.And Ors.
Petitioner Counsel :- Rajendra Prasad
Respondent Counsel :- Prabhakar Tewari

Hon'ble Devi Prasad Singh,J.

Hon’ble Vedpal,J.

The petitioner has approached this Court under Article 226 of the
Constitution of India for setting aside the order dated 18.9.1990, passed
by the U.P.Public Services Tribunal.

The Tribunal dismissed the claim petition since it was filed after
inordinate delay i.e. after a lapse of almost 14 years. Period of
limitation under the U.P. Public Services Tribunal Act has expired, and
the Tribunal has got no statutory force under the Limitation Act as no
petition can be filed after the statutory period prescribed under the Act.

Accordingly, the order passed by the Tribunal does not suffer from any
illegality or impropriety. The petition is devoid of merit and is
accordingly dismissed.

Order Date :- 11.8.2010
Tripathi