High Court Rajasthan High Court - Jodhpur

Union Of India,G.M.,N.R. & Ors vs Suraj Bhan & Anr on 17 February, 2010

Rajasthan High Court – Jodhpur
Union Of India,G.M.,N.R. & Ors vs Suraj Bhan & Anr on 17 February, 2010
                                   1

     IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                       AT JODHPUR

                           JUDGMENT

D.B. CIVIL WRIT PETITION NO.4541/2000
(U.O.I. & Ors. Vs. Suraj Bhan & Ors.)

Date of Judgment : 17.02.2010

PRESENT

HON’BLE MR. JUSTICE A.M. KAPADIA
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr. Kamal Dave, for the petitioners.

This petition has been filed by Railway against the

order dated 1.11.2000 passed by Central Administrative

Tribunal, Jodhpur Bench, Jodhpur in Contempt Petition

No.47/1999 in Original Application No.406/1996.

It is submitted by learned counsel for the petitioners

that earlier on 7.1.1999 in OA No.406/1999, the following order

was passed :

“The O.A. Is accordingly allowed
with the direction to the respondents to
consider the case of the applicant for
absorption/regularisation as Jeep Driver
against 25% of the vacancies reserved for
departmental promotion from the unskilled and
semi-skilled categories subject to the
applicant’s passing the requisite trade test,
within a period of three months from the date
of receipt of a copy of this order.”

2

Thus, it is clear that an order was made for

considering the case of the applicant for absorption/

regularisation as Jeep Driver against 25% of the vacancies

reserved for departmental promotion from the unskilled and

semi-skilled categories subject to the applicant’s passing the

requisite trade test, within a period of three months from the

date of receipt of a copy of the order.

As per learned counsel for the petitioner in

compliance of the said order, the case of the respondent Suraj

Bhan was considered and he was not fount suitable for

absorption/regularisation and this fact was brought to the notice

of learned Tribunal vide Annexure-7. Meaning thereby, the order

for considering the candidature of respondent Suraj Bhan was

complied with but by way of passing order dated 1.11.2000 in

the contempt petition, the learned Tribunal passed an order that

one months time is granted for compliance of the order dated

7.1.1999. Further, it was ordered that in case of non-

compliance, we direct the respondent No.1 shall be present

before the Court on the next date of hearing. Learned counsel

for the petitioner argued that this petition has been filed only

against the order of the Tribunal whereby the Tribunal has

directed the respondent No.1 to remain present before the Court
3

on the next date of hearing.

After perusing the pleadings of this writ petition and

considering the totality of the circumstances, we are of the

opinion that once the order passed by Tribunal in O.A.

No.406/1996 has been complied with then the order for securing

the presence of respondent No.1 for non compliance of the order

is not justified.

In this view of the matter, this writ petition is

allowed. The order dated 1.11.2000 passed by Tribunal for

securing personal presence of respondent No.1 is hereby

quashed and set aside. If the contempt petition is still pending

with the tribunal, the Tribunal may proceed with the same

without compelling the respondent No.1 to remain present

before the Court.

(GOPAL KRISHAN VYAS), J (A.M. KAPADIA), J

arun