High Court Patna High Court - Orders

Saheb Prasad Singh @ Sahab Pd vs The State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Saheb Prasad Singh @ Sahab Pd vs The State Of Bihar &Amp; Ors on 1 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.1062 of 2006
                 SAHEB PRASAD SINGH @ SAHAB PRASAD SINGH SON
                 OF LATE NAND LAL SINGH RESIDENT OF
                 RATANPATII, P.S. SURYAPURA, ROHTAS.
                                        Versus
                       1. THE STATE OF BIHAR
                       2. AGRICULTURAL PRODUCTION
                           COMMISSIONE, GOVT. OF BIHAR, PATNA.
                       3. DIRECTOR, AGRICULTURE, BIHAR, PATNA.
                       4. ZILA PADADHIKARIK, KROHTAS
                       5. DISTRICT AGRICULTURE OFFICER,
                           ROHTAS.
                       6. PROJECT EXECUTIVE OFFICER,
                           BIKRAMGANJ, ROHTAS.
                       7. BLOCK DEVELOPMENT OFFICER,
                           KARAKAT BLOCK, ROHTAS.
                                      -----------

2 01/10/2010 Petitioner retired from service in the year 2001.

He is claiming benefit of promotion/notional promotion

from the year 1991 as some kind of policy decision was

taken to grant promotion to such persons who had

acquired a degree in Agriculture and had required

experience. Petitioner is supposed to have had both but

his case was not considered.

This Court is not required to look into the matter

for the simple reason that it is a belated kind of stale

claim which has been made in the writ after more than

four years of his retirement and that too claiming such a

benefit for which cause of action arose more than two
-2-

decades ago.

This writ application is dismissed on that ground

alone as the claim raised by the petitioner is more

academic than based on any substantive right accruing to

him.

AMIN/                  (Ajay Kumar Tripathi, J.)