IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14040 of 2008(U)
1. SYED SIRAJUDDIN, S/O.SYED CHANSAN,
... Petitioner
Vs
1. THE SENIOR DIVISIONAL COMMERCIAL
... Respondent
2. INDIAN RAILWAY CATERING & TOURISM
For Petitioner :SRI.M.P.ASHOK KUMAR
For Respondent :SRI.M.C.CHERIAN,SC,RAILWAY CATERING
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :02/07/2008
O R D E R
S.SIRI JAGAN, J.
==================
W.P.(C).No.14040 of 2008
==================
Dated this the 2nd day of July, 2008
J U D G M E N T
The petitioner is a licensee running a fruit stall in the Calicut
Railway Station. According to the petitioner, he has been
conducting the fruit stall for the last 28 years. As per the new
policy decision of the Railways, 25 per cent of the catering stalls
in railway stations is reserved for various categories such as OBC,
SC/ST, minority community etc. The petitioner has got a claim
for reservation as a member of an OBC and a minority
community. Now in accordance with that policy decision of the
Railways, it has been decided to set apart the particular stall
which is being run by the petitioner as one reserved for schedule
castes. The petitioner now presses his claim for reservation as a
OBC/minority community member and allotment of a stall
accordingly. Seeking this relief the petitioner has filed Ext.P8
representation before the 1st respondent. The petitioner seeks a
direction to the 1st respondent to consider and pass orders on
Ext.P8 expeditiously.
2. I have heard the learned Standing Counsel for the
w.p.c.14040/08 2
Railways also. On the basis of the counter affidavit filed on
behalf of the 2nd respondent, the standing counsel would contend
that in view of the changed policy, the petitioner is not entitled to
the relief prayed for. However, I feel that the 1st respondent
should consider Ext.P8 in accordance with the policy of the
Railways. Accordingly, this writ petition is disposed of with a
direction to the 1st respondent to consider and pass appropriate
orders on Ext.P8 in accordance with law, as expeditiously as
possible, at any rate, within one month from the date of receipt
of a certified copy of this judgment, after affording an
opportunity of being heard to the petitioner. The petitioner shall
produce a copy of the writ petition along with a certified copy of
this judgment before the 1st respondent for compliance.
Sd/-
sdk+ S.SIRI JAGAN, JUDGE
///True copy///
P.A. to Judge
w.p.c.14040/08 3