High Court Patna High Court - Orders

Shambhu Kumar vs The Union Of India &Amp; Ors on 9 August, 2010

Patna High Court – Orders
Shambhu Kumar vs The Union Of India &Amp; Ors on 9 August, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.12621 of 2010
               SHAMBHU KUMAR SON OF SRI RAMJI SINGH, RESIDENT OF
               VILLAGE AND POST- SIRSI, P.S. HARNAUT, DISTRICT-
               NALANDA.............................. PETITIONER
                         Versus
               1. THE UNION OF INDIA THROUGH THE GENERAL
               MANAGER, NORTHERN RAILWAY, NEW DELHI
               2. THE GENERAL MANAGER (P), NORTHERN RAILWAY,
               BARODA HOUSE, NEW DELHI
               3. THE DIVISIONAL RAILWAY MANAGER, NORTHERN
               RAILWAY, NEW DELHI
               4. THE DIVISIONAL PERSONNEL, NORTHERN RAILWAY,
               DELHI DIVISION, NEW DELHI
               5. THE CHAIRMAN, RAILWAY RECRUITMENT BOARD,
               CHANDIGARH, PUNJAB...................... RESPONDENTS.
                             -----------

FOR THE PETITIONER :- MR. AJIT KUMAR,ADVOCATE
FOR THE RAILWAYS :- MR. BIJOY KR. SINHA,ADVOCATE

——–

2 9-8-2010 Heard learned counsel for the petitioner and

learned counsel for the Railways.

By the impugned order the Central

Administrative Tribunal, Patna Bench, Patna has

rejected O.A. No. 216 of 2010 on a finding that no

part of cause of action arose within the jurisdiction of

the Tribunal at Patna.

The relevant case laws have been considered

and in our view the order of the Tribunal dated 21-4-

2010 cannot be faulted with. Hence the writ petition is

dismissed. As observed by the Tribunal it is made
2

clear that petitioner will be at liberty to file his claim

before a Tribunal or court of a competent jurisdiction.

( Shiva Kirti Singh,J)

( B.P. Verma, J)
Naresh