Court No. - 22 Case :- SERVICE SINGLE No. - 5417 of 2010 Petitioner :- Surya Prasad Pandey Respondent :- District Basic Shiksha Adhikari B.S.A. Rae Bareli Petitioner Counsel :- Ramesh Chandra Srivastava Respondent Counsel :- P.R.Kanaujia Hon'ble Satyendra Singh Chauhan,J.
Heard learned counsel for the parties.
This writ petition has been filed in regard to cause of action, which has
accrued in the year 1972. The claim of the petitioner is that he is now
mentally fit and, therefore, he should be allowed to continue on his post. The
petitioner has been ailing since 1972 and was not in a fit state of mind to teach
and in 2010 some certificate was issued in his favour and on that basis he
claim that he should be allowed to continue on his post. This petition is highly
belated and suffers from delay and laches. Apart from it, the certificate issued
by the Doctor in the 2010 cannot give any right to the petitioner for
appointment on the post of Teacher. If a Teacher has been mentally unfit
since 1972, then he should not be allowed to work after such a belated stage.
Petition is devoid of merit. It is accordingly dismissed.
Order Date :- 4.8.2010
Rao/-