Court No. - 38 Case :- WRIT - A No. - 5093 of 2010 Petitioner :- Manoj Kumar Srivastava Respondent :- State Of U.P. & Another Petitioner Counsel :- K.C. Pandey Respondent Counsel :- C.S.C. Hon'ble Amreshwar Pratap Sahi,J.
Heard learned counsel for the petitioner and learned Standing Counsel.
The claim of the petitioner was rejected on 21.3.1999. The petitioner
has been given an information on 6.10.2007 in response to a letter sent
by him.
Learned counsel for the petitioner contends that the impugned order
dated 6.10.2007 be quashed.
The order in effect is dated 21.3.1999. There is no valid or plausible
explanation for this inordinate delay. In view of this, there is no ground
to interfere with the impugned order at this stage in the year 2010.
The writ petition is dismissed on the ground of latches.
Order Date :- 2.2.2010
Irshad