Allahabad High Court High Court

Prem Singh And Others vs Union Of India And Others on 29 July, 2010

Allahabad High Court
Prem Singh And Others vs Union Of India And Others on 29 July, 2010
Court No. - 29

Case :- WRIT - A No. - 44255 of 2010

Petitioner :- Prem Singh And Others
Respondent :- Union Of India And Others
Petitioner Counsel :- S. K. Pandey,Rakesh Verma
Respondent Counsel :- Govind Saran

Hon'ble Sunil Ambwani,J.

Hon’ble Kashi Nath Pandey,J.

Heard learned counsel for the petitioners. Shri Govind Saran
appears for the respondents.

The Central Administrative Tribunal has rejected the Original
Application No.541 of 2010 on 19th April, 2010 on the ground
that the claim on the basis of loyal quota relate to the year 1974.
The petitioner as wards of the loyal railway servants, who did not
participate in the strike 36 years ago, cannot be allowed benefit
after such a long time.

Most of the petitioners were not even born, when their parents had
shown solidarity with the railway at the time of strike. The
circulars issued for allowing appointment on loyalty could not be
enforced after such a long period of time. We do not find that the
Tribunal has committed any error in the judgment. The claim was
grossly barred by laches. There is no infirmity in the judgment of
the Tribunal.

The writ petition is dismissed.

Order Date :- 29.7.2010
SP/