Allahabad High Court High Court

Shiv Bhan Maurya vs State Of U.P. And Others on 4 February, 2010

Allahabad High Court
Shiv Bhan Maurya vs State Of U.P. And Others on 4 February, 2010
Court No. - 26

Case :- WRIT - A No. - 5975 of 2010

Petitioner :- Shiv Bhan Maurya
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Manoj Kumar Srivastava
Respondent Counsel :- C.S.C.,Anuj Kumar,B. R. Maurya

Hon'ble Shishir Kumar,J.

Heard learned counel for petitioner and learned Standing Counsel.

Petitioner was aggrieved by inaction of respondents regarding selection for
the post of Shiksha Mitra.

A writ petition No.48333 of 2004 was filed which was finally disposed of on
16.11.2004. On the basis of aforesaid order, the District Magistrate has
already decided on 27.5.2005. Petitioner has approached this Court after a
lapse of six years.

In my opinion, this writ petition is highly belated and cannot be entertained. It
is hereby dismissed, however, without imposing any cost.

Order Date :- 4.2.2010
SKD