Allahabad High Court High Court

Karan Singh vs The Board Of Revenue And Others on 10 August, 2010

Allahabad High Court
Karan Singh vs The Board Of Revenue And Others on 10 August, 2010
Court No. - 39

Case :- WRIT - A No. - 47102 of 2010

Petitioner :- Karan Singh
Respondent :- The Board Of Revenue And Others
Petitioner Counsel :- Sharad Mandhyan
Respondent Counsel :- C. S. C.

Hon'ble Dilip Gupta,J.

The services of the petitioner who was working on temporary basis
as the Assistant Wasil Baki Navees were terminated by the order
dated 26th/27th September, 1996.

It appears that the services of the other such temporary employees
were also terminated and they have filed writ petitions in 1996 to
challenge the termination orders. These writ petitions were
allowed by the judgment and order delivered in 2008 and 2009. It
is on the basis of the aforesaid judgments that the petitioner filed a
representation before the authority to also give him the benefit of
the judgments. The prayer made in the present petition is for a
direction upon the respondents to consider the said representation
filed by the petitioner.

The services of the petitioner were terminated in 1996. The
petitioner did not challenge the termination order, though certain
persons challenged similar termination orders in1996 and their
petitions were allowed. The petitioner, who has been out of service
for the last 16 years, cannot be permitted to take benefit of the said
judgments at this stage. A direction to decide the representation
filed by the petitioner, therefore, cannot be given.

The writ petition is, accordingly, dismissed.

Order Date :- 10.8.2010
SK