IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1385 of 2006
DR.BAKSHI BYANKTESH PD.SINHA
Versus
THE STATE OF BIHAR & ORS
-----------
2 1.10.2010 Heard learned counsel for the parties.
Petitioner retired way back in the year 1991. He is
raising a grievance in the year 2006 because certain benefit of
selection grade accrued to some persons who were stated to be
juniors by virtue of judicial order. That does not give the cause of
action and right to claim after 20 years.
This writ application is misplaced and it is
dismissed.
I. A. No. 1958 of 2008 for substitution of heirs is
allowed. Let smt. Radha Sinha wife of the present petitioner be
substituted as a legal heir in place of petitioner.
RPS (Ajay Kumar Tripathi,J.)