IN THE HIGH COURT OF JUDICATURE AT PATNA
CW JC No.8107 of 2010
1. Sanjay Kumar Rajak S/O Sri Mahendra Baitha R/O Vill.- Mahisaur, P.S.-
Jandaha, Distt.- Vaishali, Bihar
Versus
1. The Union of India through Secretary, Railway Board, Rail Bhawan,
New Delhi
2. The General Manager, N.E.Railway, Gorakhpur (U.P.)
3. The Chief Personnel Officer, N.E.Railway, Gorakhpur (U.P.)
4. The Divisional Railway Manager (Personnel) N.E.Railway, Gorakhpur
(U.P.)
5. Nirmala Kumari D/O Sri Mahendra Baitha R/O Vill.+P.O.- Mahisaur Via
Jandaha, Distt.- Vaishali
-----------
3. 15-10-2011 On behalf of the petitioner it has been contended that
the Tribunal did not consider a plea taken in the O.A. and in the
review application that the petitioner was wrongly shown to have
failed in the selection test. It has been submitted that ordinarily
only those who pass in the written examination are called for
interview and since the petitioner was called for interview,
respondents must show that there was a prescribed marks for pass
or fail and that the petitioner did not obtain such prescribed marks.
Learned counsel for the Railways prays for two weeks’
time to file counter affidavit. He should ensure that the counter
affidavit meets the aforesaid plea.
Put up after two weeks.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J.)
Mkc/