IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2674 of 2004
RANJEET RAM
Versus
THE UNION OF INDIA & ORS
-----------
12/ 29-Sep-2010 The order contained in Annexure-1 dated
20th September 2004 passed by a Division Bench of
this Court has been subjected to some modification
through a review petition disposed of on 25.07.2008.
2. The obligation of the respondent
authorities of Railways to reconsider the prayer of the
petitioner for compassionate appointment still subsists
in view of the direction of this Court. Even after
disposal of the review application more than two years’
period have elapsed. Hence, in our view they must
complete the exercise of procedure to reconsider the
prayer for compassionate appointment within a
reasonable time. For that purpose two months time is
granted.
3. Let this matter be listed under the same
heading after two months.
4. If an affidavit showing compliance within
the period of two months is not filed then we shall have
2
no option but to take a strict view and order for
personal appearance of the authorities.
( Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava, J.)
perwez