Allahabad High Court High Court

Rajendra Singh vs Distt. Judge & Others on 4 February, 2010

Allahabad High Court
Rajendra Singh vs Distt. Judge & Others on 4 February, 2010
Court No. - 38

Case :- WRIT - A No. - 5694 of 2010

Petitioner :- Rajendra Singh
Respondent :- Distt. Judge & Others
Petitioner Counsel :- Amit
Respondent Counsel :- Amit Sthalekar

Hon'ble Amreshwar Pratap Sahi,J.

Heard learned counsel for the petitioner and Sri Amit Sthalekar for the
respondents.

The petitioner has come up challenging the selections against class-IV
post in District Judgeship of Bijnor, the advertisement whereof was
made on 1.2.2002. The selections were held in the year 2003. The
petitioner is a non-selected candidate. He contends that the selections
are vitiated and the petitioner’s claim has been wrongly discriminated.

The fact that the petitioner has not been selected was known to him in
the year 2003 itself. There is no plausible explanation for coming to this
Court after 7 years except a bald allegation that has been made in
paragraph no.20 of the writ petition for which reliance has been placed
in paragraph no.10 where he has stated that he moved an application
under the Right to Information Act for information in the year 2010. By
mere moving an application after 7 years, the laches does not get
explained.

The writ petition lacks merit and is, therefore, dismissed.

Order Date :- 4.2.2010
Irshad