IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.974 of 2007
-----------
Umesh Kumar son of Late Shiv Balak Das, resident
of village Jalalpur, P.O. Medma, P.S. Karai
Parsurai, District- Nalanda ……….. Petitioner
Versus
1.The Union of India through the Chief General
Manager, Bharat Sanchar Nigam Ltd. Telephone
Bhawan, Patna
2.The P.G.M.P.T.O. Telephone Bhawan, R.Block,
Patnaq
3.The Divisional Engineer (Administrative) Bharat
Sanchar Nigam Ltd. Main Telephone Kendra, Budh
Marg, Patna
4.The Divisional Engineer (Rural) Bharat Sanchar
Nigam Ltd. Main Telephone Kendra, Budh Marg,
Patna
5.The Sub-Divisional Engineer (Group) Bharat
Sanchar Nigam Ltd. Fatwah, District- Patna
6.The A.G.M. (Administration) Bharat Sanchar Nigam
Ltd. Telephone Bhawan, Patna …………….. Respondents
————
2. 09/07/2010 No one appears for the petitioner.
As pleaded in paragraph 5 of the writ
application, father of the petitioner at the time
of his death was an employee under the Sub-
Divisional Engineer (Group) Bharat Sanchar Nigam
Limited, Fatwah as Wire Workman. He died in
harness on 16.7.2003. Therefore, petitioner has
claimed for compassionate appointment.
Service matters in connection with Bharat
Sanchar Nigam Limited falls within the
jurisdiction of Central Administrative Tribunal.
Therefore, writ application is not maintainable
in this Court and the same is dismissed as such.
Pradeep/ ( J. N. Singh, J.)