Allahabad High Court High Court

Union Of India Thru’ General … vs D.B. Thapa And Others on 27 July, 2010

Allahabad High Court
Union Of India Thru’ General … vs D.B. Thapa And Others on 27 July, 2010
Court No. - 40

Case :- FIRST APPEAL FROM ORDER No. - 2176 of 2010

Petitioner :- Union Of India Thru' General Manager North Eastern Railway
Respondent :- D.B. Thapa And Others
Petitioner Counsel :- Devendra Tripathi

Hon'ble Satya Poot Mehrotra,J.

Hon’ble Shyam Shankar Tiwari,J.

As prayed, put up as fresh on 9.8.2010 so as to enable the learned
counsel for the appellant to bring relevant Case Law in regard to the
interpretation of the words ” self-inflicted injury” occurring in Clause-(b) of
the Proviso to Section 124-A of the Railways Act, 1989.

Order Date :- 27.7.2010
Hsc/