High Court Patna High Court - Orders

Sanjay Kumar Rajak & Anr vs The Union Of India & Ors on 15 October, 2011

Patna High Court – Orders
Sanjay Kumar Rajak & Anr vs The Union Of India & Ors on 15 October, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                             CW JC No.8107 of 2010
                    1. Sanjay Kumar Rajak S/O Sri Mahendra Baitha R/O Vill.- Mahisaur, P.S.-
                    Jandaha, Distt.- Vaishali, Bihar
                                                        Versus
                    1. The Union of India through Secretary, Railway Board, Rail Bhawan,
                       New Delhi
                    2. The General Manager, N.E.Railway, Gorakhpur (U.P.)
                    3. The Chief Personnel Officer, N.E.Railway, Gorakhpur (U.P.)
                    4. The Divisional Railway Manager (Personnel) N.E.Railway, Gorakhpur
                      (U.P.)
                    5. Nirmala Kumari D/O Sri Mahendra Baitha R/O Vill.+P.O.- Mahisaur Via
                       Jandaha, Distt.- Vaishali
                                                     -----------

3. 15-10-2011 On behalf of the petitioner it has been contended that

the Tribunal did not consider a plea taken in the O.A. and in the

review application that the petitioner was wrongly shown to have

failed in the selection test. It has been submitted that ordinarily

only those who pass in the written examination are called for

interview and since the petitioner was called for interview,

respondents must show that there was a prescribed marks for pass

or fail and that the petitioner did not obtain such prescribed marks.

Learned counsel for the Railways prays for two weeks’

time to file counter affidavit. He should ensure that the counter

affidavit meets the aforesaid plea.

Put up after two weeks.

(Shiva Kirti Singh, J.)

(Shivaji Pandey, J.)

Mkc/