High Court Patna High Court - Orders

Lallan Kumar vs The State Of Bihar & Ors on 10 August, 2011

Patna High Court – Orders
Lallan Kumar vs The State Of Bihar & Ors on 10 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.6969 of 2011
                  Lallan Kumar, son of Sri Rajendra Prasad Yadav, resident of
                  village-Lakshminiya, P.O. Dhan Chhoha, P S - Saur Bazar,
                  District-Saharsa.
                                                        ______ Petitioner
                                            Versus
                  1.

The State Of Bihar through Chief Secretary, Government
of Bihar.

2. The Principal Secretary, Human Resources Department,
Bihar, Patna.

3. The Director, Secondary/Primary Education, Bihar,
Patna.

4. The Regional Deputy Director of Education, Bhagalpur
Region, Bhagalpur.

5. The District Superintendent of Education, Bhagalpur.

________ Respondents
_____

02. 10.8.2011 Even according to the petitioner, admitted

position is that he had worked between 26.12.1989 and

31.1.1992. Thereafter for the last 19 years he has had no

association with the Government in terms of any

engagement or continuance on the post.

It makes the things worse for him when in the

counter affidavit filed on behalf of the respondents a stand

has been taken along with supporting material to show that

forged kind of documents have been brought on record by

the petitioner to establish his claim for regularization or for

working in that period.

In this background there is no occasion for this

Court to give any direction in favour of the petitioner for

regularization after more than two decades of non-

association. Whatever be the policy on this issue it does not
2

cover petitioner’s case.

Writ is dismissed.

rkp                                    ( Ajay Kumar Tripathi, J.)