IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6969 of 2011
Lallan Kumar, son of Sri Rajendra Prasad Yadav, resident of
village-Lakshminiya, P.O. Dhan Chhoha, P S - Saur Bazar,
District-Saharsa.
______ Petitioner
Versus
1.
The State Of Bihar through Chief Secretary, Government
of Bihar.
2. The Principal Secretary, Human Resources Department,
Bihar, Patna.
3. The Director, Secondary/Primary Education, Bihar,
Patna.
4. The Regional Deputy Director of Education, Bhagalpur
Region, Bhagalpur.
5. The District Superintendent of Education, Bhagalpur.
________ Respondents
_____
02. 10.8.2011 Even according to the petitioner, admitted
position is that he had worked between 26.12.1989 and
31.1.1992. Thereafter for the last 19 years he has had no
association with the Government in terms of any
engagement or continuance on the post.
It makes the things worse for him when in the
counter affidavit filed on behalf of the respondents a stand
has been taken along with supporting material to show that
forged kind of documents have been brought on record by
the petitioner to establish his claim for regularization or for
working in that period.
In this background there is no occasion for this
Court to give any direction in favour of the petitioner for
regularization after more than two decades of non-
association. Whatever be the policy on this issue it does not
2
cover petitioner’s case.
Writ is dismissed.
rkp ( Ajay Kumar Tripathi, J.)