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