High Court Patna High Court - Orders

Ganga Bishnu Singh vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Ganga Bishnu Singh vs The State Of Bihar & Ors on 1 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.2531 of 2011
                             Ganga Bishnu Singh
                                   Versus
                          The State Of Bihar & Ors
                                -----------

2 1.7.2011 Heard learned counsel for the parties.

Petitioner retired from the post of Under Secretary.

It is only in the year 2011 he has realized that some persons junior

to him have been given benefit of promotion, even though it may

be notional, by the respondent in the year 1998-99.

The reason by way of explanation offered by the

petitioner for approaching the Court now is that he could know the

development only now and that he has been filing representations

earlier. Some clumsy explanation is not an explanation in the eye

of law. Even otherwise some persons had approached the Court in

the year 1999 and 2004. Merely because he has retired it does not

mean that he has liberty to approach the High Court at his desire

or convenience.

It is a belated application suffering from laches

which does not merit any relief. It is evident from perusal of the

writ that the cause of action arose many years ago.

This writ application suffers from laches and delay

and this Court is not inclined to give any favourable direction at

this belated stage. It is dismissed as such.

RPS                              (Ajay Kumar Tripathi,J.)