IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9021 of 2006
KAPILDEO SINGH SON OF LATE SHEO BALAK SINGH
RESIDENT OF VILLAGE MONAINE, P.S. WAZIRGANJ,
GAYA.
Versus
1. THE STATE OF BIHAR THROUGH THE
REGISTRAR COOPERATIVE SOCIETIES
DEPARETMENT, GOVT. OF BIHAR, PATNA.
2. THE REGIONAL JOINT REGISTRAR,
COOPERATIVE SOCIETIES, BHASGALPUR
CUM MANAGER PREAMANDAL,
BHAGALPUR.
-----------
2 22/11/2010 This is a frivolous writ petition which has been
filed on behalf of the petitioner. It further suffers from
laches and delay because this writ application has been
filed after the petitioner retired in the year 2002
challenging the order dated 28.7.2000 by virtue of which
long absence of the petitioner has been adjusted under
various kinds of leave.
Contention of learned counsel is that adjustment
or kinds of leave sanctioned to the petitioner are not
under the correct head and he is entitled to certain benefit
by re-adjustment.
The Court is not inclined to entertain this kind of
writ application at such a belated stage when such cause
of action had arisen 10 years ago and petitioner never
-2-
raised this issue while he was in service.
This writ application is dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)