High Court Patna High Court - Orders

Pankaj Kumar Chaudhary vs The Union Of India & Ors on 15 October, 2011

Patna High Court – Orders
Pankaj Kumar Chaudhary vs The Union Of India & Ors on 15 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Civil Writ Jurisdiction Case No.12384 of 2011
                 ======================================================

1. Pankaj Kumar Chaudhary S/O Late Harendra Chaudhary R/O Vill.-
Pahari Chak , P.O- Sonepur , P.S.- Sonepur , Distt.-Chapra (Saran).

…. …. Petitioner/s
Versus

1. The Union Of India Through The General Manager , East Central
Railway , Hajipur , Vaishali.

2. General Manger (Personnel) Chief Personnel Officer , East Central
Railway , Hajipur , Vaishali.

3. Chief Vigilance Officer , East Central Railway , Hajipur , Vaishali.

4. Chief Commercial Manager (Passenger Marketing), Eastern Railway,
New Koilaghat, Kolkata-1.

5. Deputy Chief Commercial Manager (Passenger Service), East Central
Railway, Hajipur, Vaishali.

6. Divisional Railway Manager (P) Senior Divisional Personnel Officer,
Samastipur Division , East Central Railway , Samastipur.

7. Senior Divisional Commercial Manager , Samastipur Division , East
Central Railway , Samastipur.

8. Assistant Commercial Manager , Samastipur Sivision , East Central
Railway , Samastipur .

9. Commercial Control , East Central Railway , Samastipur.

10. Station Superintendent , Sugauli Junction.

11. Commercial Supervisor, Sugauli Junction.

12. Commercial Supervisor , Bettiah Station.

…. …. Respondent/s
======================================================

2 15-10-2011 Heard learned counsel for the petitioner and perused the

impugned order contained in Annexure-1 as well as the stage of

the original application as evident from earlier order of the

Tribunal contained in Annexure-2.

The Tribunal, in our view, has rightly held that the OA

has not been admitted and hence, there can be no scope to argue

that there was automatic stay on account of provisions in Section

19 (3) of the Administrative Tribunals Act.

Patna High Court CWJC No.12384 of 2011 (2) dt.15-10-2011

2

We find no merit in this writ petition. It is accordingly

dismissed.

(Shiva Kirti Singh, J)

(Shivaji Pandey, J)

sk