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.)