High Court Patna High Court - Orders

Kapildeo Singh vs The State Of Bihar &Amp; Anr on 22 November, 2010

Patna High Court – Orders
Kapildeo Singh vs The State Of Bihar &Amp; Anr on 22 November, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.9021 of 2006
                 KAPILDEO SINGH SON OF LATE SHEO BALAK SINGH
                 RESIDENT OF VILLAGE MONAINE, P.S. WAZIRGANJ,
                 GAYA.
                                        Versus
                        1. THE STATE OF BIHAR THROUGH THE
                           REGISTRAR COOPERATIVE SOCIETIES
                           DEPARETMENT, GOVT. OF BIHAR, PATNA.
                        2. THE REGIONAL JOINT REGISTRAR,
                           COOPERATIVE SOCIETIES, BHASGALPUR
                           CUM MANAGER PREAMANDAL,
                           BHAGALPUR.
                                      -----------

2 22/11/2010 This is a frivolous writ petition which has been

filed on behalf of the petitioner. It further suffers from

laches and delay because this writ application has been

filed after the petitioner retired in the year 2002

challenging the order dated 28.7.2000 by virtue of which

long absence of the petitioner has been adjusted under

various kinds of leave.

Contention of learned counsel is that adjustment

or kinds of leave sanctioned to the petitioner are not

under the correct head and he is entitled to certain benefit

by re-adjustment.

The Court is not inclined to entertain this kind of

writ application at such a belated stage when such cause

of action had arisen 10 years ago and petitioner never
-2-

raised this issue while he was in service.

This writ application is dismissed.

AMIN/                   (Ajay Kumar Tripathi, J.)