IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.28 of 2009
Ravindra Kumar, son of Sri Bino Singh of village
Tarbana, P.O. Pachvir, P.S. Sahebpur Kamal,
District- Begusarai .............. Petitioner
Versus
1.The State Of Bihar through the Chief Secretary,
Govt. of Bihar, Patna
2.The D.G. cum I.G. of Police, Bihar, Patna
3.The A.I.G. of Police (Personnel), Bihar, Patna
4.The D.I.G. of Police, Munger Range, Munger
5.The then S.P. Begusarai Sri K.N.Chaubey cum
Chairman Constable Selection Committee, Begusarai
6.The S.P. Lakhisarai cum Member Constable
Selection Committee, Begusarai
7.The S.P. Khagaria cum Member, Constable Selection
Committee, Begusarai .............. Respondents
-----------
2. 28/03/2011 Petitioner has filed this writ application
for consideration of his case for appointment
as Constable pursuant to Advertisement No.1/98.
It appears that the petitioner had moved
this Court in 2001 and the matter was remitted
back by this Court to the D.I.G., Munger.
Pursuant to the order of this Court, his case
was considered and by Annexure-3 dated
10.10.2002 representation of the petitioner was
rejected. Against the said order, petitioner
has filed this writ application in 2009. In
between this period, another advertisement was
published and recruitment of constables have
already been made filling up all the vacancies.
In the circumstances, case of the
petitioner is not fit to be considered by this
2
Court at this belated stage specially when
against the order of the D.I.G. dated
10.10.2002, petitioner has filed writ
application in 2009. The writ application is
accordingly dismissed on account of delay and
laches.
Pradeep/ ( J. N. Singh,J.)