IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4838 of 2009
Mukesh Kumar Jha, son of Late Budhi Nath Jha,
resident of village Fariani, P.S. K. Nagar,
District- Purnea ........... Petitioner
Versus
1.The State Of Bihar through Executive Engineer,
Irrigation Division, Katihar
2.The District Magistrate, Katihar
3.The Executive Engineer, Western Koshi Canal
Investigation Division, Jhanjharpur, District-
Madhubani. ................ Respondents
-----------
3. 03/03/2011 Admittedly, petitioner’s father died in
1988. At the time of his death, petitioner
was minor and therefore, his mother, the
widow of the deceased, applied for
compassionate appointment. The matter
remained pending and when the petitioner
became major, on the advice of his mother, he
applied for the same.
The application of the petitioner is
apparently beyond time. In the circumstances,
this Court does not find any merit in this
application. The same is accordingly
dismissed.
Pradeep/ ( J. N. Singh,J.)