High Court Patna High Court - Orders

Ranjit Kumar Pandey vs The Union Of India &Amp; Ors on 11 March, 2011

Patna High Court – Orders
Ranjit Kumar Pandey vs The Union Of India &Amp; Ors on 11 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                         CWJC No.4488 of 2011
             RANJIT KUMAR PANDEY, s/o Sri Kaushal Kishore Pandey, resident of
             Mohalla Budhijivi Nagar, P.O. Saristabad, P.S. Phulwarisharif, District-
             Patna.... Petitioner
                                                   Versus
           1. THE UNION OF INDIA through its Finance Secretary, Government of India,
              New Delhi.
           2. The Chief General Manager, State Bank of India Local Head Office, Judges
              Court Road, Patna.
           3. The General Secretary, State Bank of India Staff Association, Patna Circle,
              J.C.Road, Patna.
           4. General Manager, Administration (Personnel) State Bank of India, local Head
              Office Judges Court Road, Patna............ Respondents.
                                                 -----------

For the petitioner: Mr. Ajay Kumar Singh, Advocate
For S.B.I.: Mr. Kaushalendra Kumar Sinha, Advocate
Mr. Sunil Kumar Singh, Advocate

——–

2. 11.3.2011 This appears to be an old and stale

matter, in which the petitioner claims absorption

in the Bank after having worked there several

decades back.

It appears from the writ petition that at

least for the last 14 years no step has been taken

by either side in the matter and all of a sudden,

the petitioner has approached this Court.

This being an old and stale matter, this

Court does not consider it a fit case for

consideration under its writ jurisdiction.

The writ application is, accordingly,

dismissed in limine.

     VPS                                         ( Ramesh Kumar Datta, J. )