IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P NO. 20926 OF 2008
DECIDED ON : 30.01.2009
Dev Raj and others
...Petitioners
versus
Union of India and others
...Respondents
CORAM : HON'BLE MR. JUSTICE SURYA KANT
Present : Mr. Vishal Sharma, Advocate,
for the petitioners.
SURYA KANT, J. (ORAL)
The petitioners who are stated to be running tea stalls
at the Railway Station, Ludhiana, are apparently claiming
themselves to be the sub-tenants of respondent NO.3, who is
stated to be the Misc. Articles Contractor of Platform No.1 at
Railway Station, Luhiana for the last several years. The
petitioners’ grievance is that they are being harassed by the third
respondent, who is demanding hefty charges/special license fee
of over Rs.2 lacs per year from them on the pretext that the
railways have enhanced the license fee. In support of their plea
that they are running stalls at the Railway Station, Ludhiana, the
petitioners have placed reliance upon some identity cards
reportedly issued in their favour as sales men of respondent
No.3.
Having heard learned counsel for the petitioners and
taking into consideration that the writ petition involves disputed
C.W.P NO. 20926 OF 2008 -2-
questions of facts and also keeping in view the fact that if the
allegations were true, the same may affect the petitioners’ source
of livelihood, I am inclined to dispose of this writ petition with
liberty to the petitioners to approach the General Manager (North
Zone) of the Indian Railways Catering and Tourism Corporation
Limited – respondent No.2 with a comprehensive representation
and if such a representation is made by them within one month
from today, the said authority shall consider and dispose of the
same after a fact finding inquiry and in accordance with law.
The needful shall be done within a period of three
months from the date of receipt of certified copy of the
representation.
JANUARY 30,2009 (SURYA KANT) Shalini JUDGE