High Court Patna High Court - Orders

Sk.Mustafa vs The State Of Bihar &Amp; Ors on 15 April, 2011

Patna High Court – Orders
Sk.Mustafa vs The State Of Bihar &Amp; Ors on 15 April, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.16176 of 2007
Sk. Mustafa, son of late Alimuddin, resident of Village & P.O.
Madanpur, Police Station Araria, District Araria.
                                                -------- Petitioner
                                Versus
1. The State of Bihar        through Secretary, Human Resources
   Department, Primary Education, Bihar, Patna.
2. The Director, Primary Education, Bihar, Patna.
3. The District Magistrate-cum-Chairman Establishment Committee,
   Araria.
4. The Additional Collector, Establishment, Araria.
5. The District Superintendent of Education, Araria.
6. The Block Extension Education Officer, Araria-2, District
   Araria.
                                               -------- Respondents
                             -----------

3 15.4.2011 After some arguments, learned counsel

for the petitioner, realizing that the

application filed by the petitioner for

appointment on compassionate ground was

clearly time barred, would fairly submit that

he would not like to press this application,

inasmuch as, he does not find any plausible

explanation for such delay in filing of the

application by the petitioner.

This Court even otherwise could not have

looked into the aspect of compassionate

appointment considering the fact that the

father of the petitioner had died in the year

1978 and the writ application has been filed

on 11.12.2007 and his earlier writ

application filed before this Court for the
2

same relief had met a similar fate in an

order of division bench dated 2.7.1992 in

CWJC No. 738 of 1991, which reads as

follows:-

“In view of the fact that the
petitioner died as far back as in the
year 1978 and as in view of the circular
issued by the State of Bihar which was
prevalent at that time, the petitioner’s
case for appointment on compassionate
ground could have been considered only
within two years from the date of death,
and as it appears that the petitioner
filed second representation in the year
1985; first being in the year 1979, we
do not intend to exercise our discretion
under Article 226 of the constitution of
India on the ground of delay and latches
on the part of the petitioner.

The application, is therefore,
dismissed.”

In view of the aforesaid order this

writ application is clearly barred by the

principles of Resjudicata and constructive

Resjudicata.

That being so, this application is,

accordingly, dismissed as not pressed.

Rsh                                       (Mihir Kumar Jha, J.)