High Court Patna High Court - Orders

Union Of India & Ors vs Baleshwar Rai & Ors on 19 September, 2011

Patna High Court – Orders
Union Of India & Ors vs Baleshwar Rai & Ors on 19 September, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 Civil Writ Jurisdiction Case No.16485 of 2010
                  ======================================================

Union Of India & Ors
…. …. Petitioner/s
Versus
Baleshwar Rai & Ors
…. …. Respondent/s
======================================================
Appearance :

For the Petitioner/s : Mr. Bindhyachal Singh, Advocate
For the Respondent/s : Mr. M.P.Dixit, Advocate
======================================================

15 19-09-2011 A larger issue has been raised on behalf of petitioner-

Railways that when claim of many ex-casual labourers for

regularization has been denied on account of judgment of the Apex

Court in the case of Secretary, State of Karnataka v. Uma Devi

(2006) 4 SCC 1, why a similar view has not been taken by the

Tribunal to deny relief to the respondents, who are not even causal

labourers of the Railways but engaged by cooperatives formed for

the benefit of the railway personnel.

There is also a dispute whether clause (iv) of the

scheme that persons like the respondents can be regularized only

after the list of ex-casual labourers is exhausted, is attracted

against the respondents or not. This is an issue of fact and counter

claims have been advanced. Prima facie, we find that the list of

eligible ex-causal labourers has been exhausted by rejection of

their cases which they had preferred earlier. But some matters are
Patna High Court CWJC No.16485 of 2010 (15) dt.19-09-2011

2

said to be still pending in this Court. Whether clause (iv) shall still

be an obstacle in the path of respondents cases being considered or

not in view of documents annexed with the supplementary counter

affidavit, remains to be decided on the next date.

As prayed on behalf of the petitioners, we grant four

weeks time to seek further instruction on both the issues noted

above so that this Court may decide the relevant issues finally on

the next date.

Put up on 18th October, 2011. The case shall retain its

position in the list.

(Shiva Kirti Singh, J)

(Shivaji Pandey, J)

sk