Patna High Court – Orders
Anil Kumar vs The State Of Bihar &Amp; Ors on 9 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2901 of 2010
1. ANIL KUMAR S/O SRI BIJENDRA PRASAD SINGH R/O
VILL.- RUPAS NIRPUR, P.O.- RAM NAGAR KARARI, P.S.-
ATHMALGOLA IN THE DISTRICT OF PATNA
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, DEPTT. OF HEALTH, GOVT. OF BIHAR, PATNA
2. THE DIRECTOR-IN-CHIEF, HEALTH SERVICES, GOVT. OF
BIHAR, PATNA
3. THE DEPUTY DIRECTOR, HEALTH SERVICES, PATNA
DIVISION, PATNA
4. THE DEPUTY DIRECTOR, HEALTH SERVICES
(TUBERCULOSIS), PATNA
5. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER,
BHOJPUR AT ARA
6. THE INCHARGE MEDICAL OFFICER, PRIMARY HEALTH
CENTRE, BRAHMPUR IN THE DISTRICT OF BHOJPUR AT ARRA
NOW IN THE DISTRICT OF BUXAR
-----------
2 9.12.2010 Heard learned counsel for the parties.
Petitioner was dismissed 17 years ago i.e. in 1993.
His efforts to challenge the said decision cannot succeed in view
of the time span since the cause of action had arisen and the writ
application has been filed. This Court is not inclined to entertain
this writ application at such a belated stage and that too without
cogent valid explanation for such delay. It is dismissed as such.
RPS (Ajay Kumar Tripathi,J.)