High Court Patna High Court - Orders

The Union Of India &Amp; Ors vs Md.Imteyaz Ahmad &Amp; Ors on 31 August, 2010

Patna High Court – Orders
The Union Of India &Amp; Ors vs Md.Imteyaz Ahmad &Amp; Ors on 31 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.4604 of 2010
                1. THE UNION OF INDIA THROUGH THE
                CHAIRMAN RAILWAY BOARD, NEW DELHI
                2. THE GENERAL MANAGER (PERSONNEL) EAST
                CENTRAL RAILWAY, HAZIPUR
                3. THE CHIEF ADMINISTRATIVE OFFICER
                (CONSTRUCTION) EAST CENTRAL RAILWAY,
                MAHENDRU GHAT, PATNA
                4. THE CHIEF ENGINEER (CONSTRUCTION) II
                EAST CENTRAL RAILWAY, DANAPUR, PATNA
                5. THE DIVISIONAL RAILWAY MANAGER E.C.
                RAILWAY, DANAPUR, PATNA
                                               .... PETITIONERS
                                     Versus
                1. MD. IMTEYAZ AHMAD S/O LATE ALIM @
                ALIMUDDIN R/O VILL.- BAGHPUR, P.S.-
                SADISOPUR, DISTT.- PATNA
                2. AHMADI KHATOON W/O LATE ALIM @
                ALIMUDDIN R/O VILL.- MILKI MOHALLA, P.S.-
                ARRAH TOWN, DISTT.- BHOJPUR
                3. ZAREENA KHATOON SECOND WIFE OF LATE
                ALIM @ ALIMUDDIN R/O VILL.- BAGHPUR, P.O.-
                SADISOPUR, DISTT.- PATNA
                                                .... RESPONDENTS
                                       --------

For the Petitioners : M/s D. K. Sinha, Sr Advocate
Dr Kumar Uday Pratap, Adv.

For the Respondents : M/s Nadeem Seraj and
Satish Kr Sinha, Advocates

——–

6 31.8.2010 Heard learned counsel for the petitioners and

learned counsel for the respondents.

The only ground for refusing compassionate

appointment to the respondent was that in view of a

Railway Board’s circular dated 20.1.1992, the sons and
-2-

daughters of second wife are not entitled for appointment

on compassionate ground unless the second marriage has

been contracted with permission of the Railway

authorities.

Without specifically referring to the Railway

Board’s aforesaid circular, a Division Bench of this

Court in a case relating to Railways reported in 2002 (3)

PLJR 146 (Union of India & ors. v. Central

Administrative Tribunals & ors.) held that refusal of

compassionate appointment when the first wife and the

second wife had shared the retiral benefits and the first

wife and nobody else has any objection to claim for

compassionate appointment by a child born of second

wife, was unjustified.

Subsequently, with due reference to the

aforesaid Railway Board’s circular dated 2.1.1992 the

Central Administrative Tribunal allowed the claim of

compassionate appointment in favour of a child born

from the second wife. That matter came before a

Division Bench of this Court in CWJC No.11259 of

2007 (Union of India & ors. v. Most. Ramsakhi Devi &
-3-

ors.). After recording the submissions on the basis of

Railway Board’s circular dated 2.1.1992, the Division

Bench quoted the views of the learned Tribunal and held

that there was not justifiable reason to take a different

view. That view has been subsequently followed by

Division Benches of this Court in the case of (1) Union

of India & ors. v. Central Administrative Tribunal & ors.

CWJC No.13032 of 2006, decided on 9.7.2010 and (ii)

Union of India & ors. V. Smt. Prem Lata Devi &

another, CWJC No.12985 of 2008, decided on

15.1.2009.

In view of aforesaid consistent view of this

Court, we have no option but to dismiss this writ

petition. The writ petition is accordingly dismissed. No

costs.

(Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J. )
sk