Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Delhi High Court

Dharmender Kumar Jain vs Uoi & Ors. on 18 December, 2012

Author: Rajiv Sahai Endlaw

Bench: Chief Justice, Rajiv Sahai Endlaw

          *IN THE HIGH COURT OF DELHI AT NEW DELHI
%                               Date of decision: 18th December, 2012
+                             LPA No.798/2012
       NIRANJAN LAL & ORS.                                ..... Appellants
                    Through:          Mr. V. Shekhar, Sr. Adv. with Mr.
                                      Abhigya & Mr. Piyush Jain, Advs.
                                   Versus
       UOI & ORS.                                       ..... Respondents
                        Through:      Mr. Joydeep Mazumdar, Mr. Goumya
                                      Dutta & Mr. Rohit Dutta, Advs.

                                  AND
+                             LPA No.800/2012

       DHARMENDER KUMAR JAIN                   ..... Appellant
                  Through: Mr. V. Shekhar, Sr. Adv. with Mr.
                           Abhigya & Mr. Piyush Jain, Advs.

                                   Versus
       UOI & ORS.                                       ..... Respondents
                        Through:      Mr. Joydeep Mazumdar, Mr. Goumya
                                      Dutta & Mr. Rohit Dutta, Advs.

CORAM :-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW

RAJIV SAHAI ENDLAW, J

1. These intra-court appeals impugn the judgment dated 5th November, 2012 and order dated 6th November, 2012 of the learned Single Judge in W.P.(C) No.1398/2010 and W.P.(C) No.5153/2012 respectively preferred by the appellants. The detailed reasoning is in the judgment dated 5 th November, 2012 and which is merely followed while disposing of W.P.(C) LPA No.798& 800/2012 Page 1 of 3 No. 5153/2012. However, judgment dated 5 th November, 2012 is a common judgment in several other petitions also. The learned Single Judge has granted relief to some of the petitioners but as far as the appellants herein are concerned, their writ petitions have been dismissed.

2. The appellants are the Commission Vendors of the respondent Railways. They seek their regularization as Commission Vendors for their life time and/or till they become infirm and further claim that upon their infirmity or death their heirs should be allowed to continue as Commission Vendors for their life time.

3. The senior counsel for the appellants admits that the relationship of the appellants as Commission Vendors with the Railways is contractual and that Commission Vendor is not a post in the establishment of the respondent Railways. He further admits that though a scheme was formulated by the respondent Railways under the directions of the Supreme Court for absorption of certain Commission Vendors as employees of the respondent Railways but contends that the appellants being over 60 years of age of superannuation are not so eligible for absorption as an employee of the respondent Railways. The counsel for the respondent Railways appearing on advance notice informs (and which is not controverted by the appellants) that the appellants when they were below 60 years of age were offered absorption as an employee under the scheme of the respondent Railways but refused.

4. We have enquired from the senior counsel for the appellants as to what is the right of the appellants to the relief claimed. None is shown. The LPA No.798& 800/2012 Page 2 of 3 only argument is that the appellants have been Commission Vendors i.e. holders of stalls/kiosks at Railway stations etc. for long and have been earning livelihood therefrom and their families are dependent on their such business and they should be allowed to continue in perpetuity.

5. The Courts can intervene and grant relief by enforcing the law and cannot take administrative/policy decisions relating to the functioning or operations of any of the businesses even if 'State' within the meaning of Article 12 of the Constitution of India. In the absence of the appellants being able to show any entitlement or right in their favour for the reliefs claimed, their writ petitions have been rightly dismissed by the learned Single Judge.

There is no merit in the appeals and the same are dismissed. However, no costs.

RAJIV SAHAI ENDLAW, J CHIEF JUSTICE DECEMBER18, 2012 pp LPA No.798& 800/2012 Page 3 of 3