IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.388 of 2009
MAHENDRA PRASAD SINGH Son of Late Nanho Singh, resident
of Mohalla Moldiary Tola, P.S. Mokamah, District- Patna.
. . . . . Petitioner.
Versus
1. SRI RANJIT SINHA, Managing Director, Bharat Wagon and
Engineering Company Ltd. Patna.
2. Sri. A.K. Nigam, Chairman, Bharat Wagon and Engineering
Company Ltd. -cum- Additional Member (P.U.), Railway Board,
Rail Bhawan, New Delhi 110001
3. The Government of India through the Secretary Ministry of
Railway, Rail Bhawan, New Delhi. . . . . Opposite Parties.
For the Petitioner : Mr. Y. Kishore, Sr. Advocate
Mr. Nutan Sahay, Advocate
For the Railways: Mr. Mahesh Prasad Advocate
For O.P. No.1: Mr. Udayan Chaudhary, Advocate
-----------
4/ 07.09.2010 Heard learned counsel for the parties.
By order dated 28.02.2005 passed in C.W.J.C. No.
9035 of 2003, the writ petition was disposed of with a direction to
the respondents to refer the case of the petitioners for payment of
salary alongwith the expenditure to be incurred on account of pay
revision to the BIFR so that BIFR may take final decision in the
matter.
Learned counsel appearing for respondents submits
that they have fully complied with the direction of this Court. In
case, if the petitioner is aggrieved by any subsequent action of the
respondents, it will be open for the petitioner to approach the
appropriate forum for his grievance.
This application is, accordingly, disposed of.
(Samarendra Pratap Singh, J.)
Uday/