High Court Patna High Court - Orders

Upender Singh @ Upendra Tiwari vs The State Of Bihar & Ors on 28 September, 2011

Patna High Court – Orders
Upender Singh @ Upendra Tiwari vs The State Of Bihar & Ors on 28 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.12492 of 2011
                   Upender Singh @ Upendra Tiwari S/O Late Dhiraj Singh R/O Vill.-
                   Narsama, P.S.- Riga, P.O.- Rewasi Via Riga, Distt.- Sitamarhi
                                                    Versus
                   1. The State of Bihar through the Chief Secretary, Old Secretariat,
                   Bihar, Patna.
                   2. The Secretary Personnel (Karmik) and Administrative Reforms
                   Department, Bihar, Patna.
                   3. The Inspector General, Registration Department, Bihar, Patna
                   4. The Registrar General, Registration, Bihar, Patna
                   5. The Deputy Registrar General, Registration Department, Bihar,
                   Patna.
                   6. The District Registrar, Registry Office, Sitamarhi.
                   7. The District Magistrate, Sitamarhi.
                   8. The District Sub-Registrar, Registry Department Office, Sitamarhi.
                   9. The District Nazarat Deputy Collector, Sitamarhi.
                                               -----------

02. 28.9.2011 Repeated writ application on the issues which have

already been decided more than 20 years ago may not be the

remedy for the petitioner to assert such a claim.

Writ is dismissed as being ill-advised, misplaced and

not worthy of consideration since the issue of payment as daily

wager as well as regularization stood decided more than two

decades ago against the petitioner.

rkp                                                       ( Ajay Kumar Tripathi, J.)