High Court Patna High Court - Orders

Kusumlata vs Allahabad Bank & Ors on 11 November, 2011

Patna High Court – Orders
Kusumlata vs Allahabad Bank & Ors on 11 November, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      Letters Patent Appeal No.1552 of 2011
                                                         In
                               Civil Writ Jurisdiction Case No. 16518 of 2007
                                                        With
                                  Interlocutory Application No. 7352 of 2011
                                                         In
                                      Letters Patent Appeal No.1552 of 2011
                  ======================================================
                  Kusumlata W/o Late Arun Kumar Singh, Resident of 15/21, New Alkapuri,
                  P.S. - Gardanibagh, District- Patna
                                                                   .... .... Petitioner/Appellant
                                       Versus
                  1. Allahabad Bank through its Chairman cum Managing Director, Head
                  Quarter 2, Netaji Subhash Road, Kolkata
                  2. Chairman-cum-Managing Director, Allahabad Bank Headquarter 2, Netaji
                  Subhash Road, Kolkata
                  3. General Manager P (Per & Adm.) Allahabad Bank, Head Quarter 2, Netaji
                  Subhash Road, Kolkata
                  4. Deputy General Manager, Allahabad Bank, Zonal Office, Budh Marg,
                  Patna
                                                               .... .... Respondents/Respondents
                  ======================================================
                  Appearance :
                  For the Appellant        :       Mr. Bharat Bhushan, Advocate
                  For the Respondents          :   Mr. Ajay Kumar Sinha, Advocate
                  ======================================================
                  CORAM: HONOURABLE THE CHIEF JUSTICE
                            and
                            HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
                  ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3. 11-11-2011 This Appeal under Clause 10 of the Letters Patent is
preferred by the writ petitioner in C.W.J.C. No. 16518 of 2007
2 Patna High Court LPA No.1552 of 2011 (3) dt.11-11-2011

2/2

against the judgment and order dated 8th November 2010 passed
by the learned single Judge directing the respondent Allahabad
Bank, “to consider the case of the petitioner for appointment
on compassionate ground/payment of ex-gratia amount in the
light of the provisions contained in the circular dated 3rd
October 2007 and to pass appropriate orders.”

We see no merit in this Appeal. The Appeal is filed
153 days beyond the period of limitation. The delay has not been
explained at all. No cause has been stated much less a sufficient
cause.

For the aforesaid reason, the Appeal and the
Interlocutory Application are rejected.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Pawan/-