High Court Patna High Court - Orders

Baij Nath Gupta vs The State Of Bihar &Amp; Ors on 10 November, 2010

Patna High Court – Orders
Baij Nath Gupta vs The State Of Bihar &Amp; Ors on 10 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.6691 of 2006
                 BAIJ NATH GUPTA SON OF LATE RAM NATH SAHU
                 RESIDENT OF DANAPUR, P.S. DANAPUR, DISTRICT
                 PATNA.
                                                 Versus
                 1. THE STATE OF BIHAR THROUGH THE SECRETARY
                    TO THE GOVERNMENT, AGRICULTURE
                    DEPARTMENT, GOVT. OF BIHAR, PATNA.
                 2. THE DIRECTOR OF AGRICULTURE, GOVT. OF
                    BIHAR, PATNA.
                 3. THE REGIONAL DIRECTOR OF AGRICULTURE,
                    AGRICULTURE RESEARCH INSTITUTE, PATNA.
                 4. THE DIRECTOR (ADMINISTRATION), RAJENDRA
                    AGRICULTURE UNVIERSITY, PUSA, SAMASTIPUR.
                                               -----------

For the petitioner :- Mr. Purushottam Kumar Jha.
For the State :- Mr. Ranjeet Kumar Pandey, A.C. to G.P. XIX
For respondent no. 4 :- Mr. S. N. Pathak.

——

2 10/11/2010 Heard learned counsel for the petitioner and

learned counsel for the Respondents.

It is a misplaced kind of litigation which is being

carried on by the petitioner for decades together. Some

way down he realised that some of his juniors have been

given selection grade with effect from 1.4.1964 and after

he retired in the year 1995, he is also of the opinion that

he should get such a benefit with effect from 1.4.1964.

There has to be some kind of time limit. Whether such a

claim of 1964 should be entertained or delved into in

2010 which has long gap of history, this Court is not
-2-

inclined to grant it by a judicial order. The speaking

order even otherwise passed by the respondents seems to

be for cogent and valid reasons and does not require any

interference by this Court.

This writ application is dismissed.

AMIN/                   (Ajay Kumar Tripathi, J.)