Gujarat High Court High Court

Union vs Rk on 14 November, 2008

Gujarat High Court
Union vs Rk on 14 November, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5722/2001	 4/ 4	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 5722 of 2001
 

With


 

SPECIAL
CIVIL APPLICATION No. 3552 of 2001
 

 
 
 For
Approval and Signature: 

 

HONOURABLE
MS. JUSTICE R.M.DOSHIT  
&
 

HONOURABLE
MR.JUSTICE K.M.THAKER
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to civil judge ?
		
	

 

=========================================================

 

UNION
OF INDIA & 2 - Petitioner(s)
 

Versus
 

RK
RAVAL & 2 - Respondent(s)
 

=========================================================
 

Appearance
: [Special Civil Application No. 5722 of 2001]  
MR
RM VIN with  for Petitioners 
MR RAJESH R DEWAL for Respondent(s) :
1 - 2. 
MR MAGANLAL PARMAR for Respondent(s) : 3,
 

Appearance
: [Special Civil Application No. 3552 of 2001]  
MR
KK SHAH for Petitioners 

 

MS
MEGHA JANI  for Respondent No.1 
MR UM SHASTRI for Respondent-2
=========================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER  14th November, 2008
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE R.M. DOSHIT)

The writ
petitioners in above Special Civil Application No. 5722 of 2001
are the Union of India and Western Railways. The said petitioners
have challenged the judgment and order dated 30th April,
2001 passed by the Central Administrative Tribunal, Ahmedabad
[hereinafter referred to as, the Tribunal ] in
Original Application No. 125 of 1993.

The writ
petitioners in above Special Civil Application No. 3552 of 2001 are
the employees of the Western Railways. They have challenged the
common judgment and order dated 30th April, 2001 passed by
the Tribunal in Original Applications Nos. 555 of 1995; 567 of 1995;
568 of 1995 and 593 of 1995. The subject matter in both these
petitions is identical.

The
applicants before the Tribunal were the employees of the Western
Railways. In the year 1991, with the computerization, the Western
Railways required competent staff to man the Computer Reservation
Centers. Applications were invited from the existing staff of the
Western Railways. Accordingly, the above referred employees had
applied for appointment in the Computer Reservation Centers. The said
employees were given training. After receiving training, they were
posted in the cadre of Enquiry-cum-Reservation Clerks [hereinafter
referred to as the ECRC ] in the
pay-scale of Rs. 1400-2300. After serving as such for sometime, in
the year 1993, the Western Railways decided to call upon the said
employees working in the ECRC cadre either to opt to continue in the
ECRC cadre or for repatriation to their parent cadre. It is this
decision of the Western Railways which was subject matter of
challenge before the Tribunal below. According to the applicants,
their appointment in the ECRC cadre was permanent and there was no
question of their opting for repatriation to their parent cadre.
According to the Western Railways, the appointment made in the year
1991 was officiating appointment until regular staff was
selected and employed.

It is not in
dispute that pending the applications before the Tribunal, the
applicants continued to serve in the ECRC cadre; and they have
continued to serve as such pending the present writ petitions
also. We are informed that some of the applicants have, upon reaching
the age of superannuation, retired from service.

In above view
of the matter, we are of the opinion that in view of passage of time,
the cause of action does not survive. As the applicants have served
in the ECRC cadre continuously since 1991, the question of their
repatriation to their parent cadre should not arise. The petitions
have become infructuous.

The petitions
are accordingly disposed of. Rule nisi issued in each
Application is discharged. The parties will bear their own
cost. It is clarified that the concerned employees will be treated
as employees in the ECRC cadre; they will not be repatriated to their
parent cadre and they will be entitled to benefits of continuous
service in the ECRC cadre.

Registry will
maintain copy of this Order in each petition.

{Miss R.M Doshit, J.}

{K.M Thaker, J.}

Prakash*

   

Top