High Court Patna High Court - Orders

Ramesh Prasad vs The Commissioner,Municipal Cor on 1 April, 2011

Patna High Court – Orders
Ramesh Prasad vs The Commissioner,Municipal Cor on 1 April, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.4822 of 2007
     RAMESH PRASAD son of late Harinarayan Ram, resident of Mohalla-
     Water Tower Road No.-3 besides the quarter no. 16 P.S. Kotwali, District-
     Patna.
                                                                 ..... Petitioner.
                                    Versus
     1. THE COMMISSIONER, MUNICIPAL Corporation, Patna.
     2. The Chairman, Water Board, Patna.
     3. The Chief Executive Officer, Water Board, Patna.
                                                                ... Respondents.
                                   -----------

2. 01.04.2011 Having heard learned counsel for the

petitioner and taking into account that the death of the

deceased employee, late Harinarayan Ram had taken

place on 3.11.1984 and the present writ application for

compassionate appointment has been filed on

13.4.2007, this Court must hold that the writ

application is suffering from unexplained delay and

laches of more than two decades. The mere explanation

that the case of the petitioner had remained pending

before the authority cannot be accepted inasmuch as if

the petitioner had slept over his own right for more

than two decades, he has to now give up such claim of

compassionate appointment which is of course not a

right. The petitioner has survived for a period of more

than 27 years after death of his father and therefore this
2

Court now cannot exercise its discretion in favour of a

person who had not remained vigilant to his such claim

for such a long period of 23 years as on the date of

filing of this writ application.

That being so, this writ application is

dismissed on the ground of delay and laches.

kanchan/-                         ( Mihir Kumar Jha, J.)