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]

Madras High Court

O.Panneerselvam vs The General Manager on 4 February, 2015

Author: B.Rajendran

Bench: B.Rajendran

       

  

   

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED : 04.02.2015

CORAM

THE HONOURBLE MR.JUSTICE B.RAJENDRAN

W.P(MD).Nos.1313 of 2015
 and 1314 of 2015
and
M.P.(MD).Nos.1 & 1 of 2015

W.P.(MD).No.1313 of 2015:

O.Panneerselvam		...	Petitioner

					Vs.

1.The General Manager,
  Southern Railway,
  Chennai.
2.The Chief Personal Officer,
  Headquarters Office,
  Personnel Branch,
  Southern Railway,
  Chennai-03.
3.Chief Workshop Manager,
  Central Workshop,
  Golden Rock,
  Southern Railway,
  Trichy-04.
4.The General Secretary,
  All India SC/ST Railway Employee Association,
  New Delhi.				...	Respondents

		Writ Petition filed under Article 226 of the Constitution of
India for the issuance of a Writ of Mandamus forbearing the respondents 1 to
3 from approving the new list of Office Bearers circulated by the 4th
respondent without conducting any proper election in my association namely
All India Scheduled Caste and Scheduled Tribes Railway Employees Association,
South Zone Extra Division, Ponmalai including all branches, Trichy.

W.P.(MD).No.1314 of 2015:

T.Rajendran			...	Petitioner

vs.

1.The General Manager,
  Southern Railway,
  Chennai.
2.The Chief Personal Officer,
  Headquarters Office,
  Personnel Branch,
  Southern Railway,
  Chennai-03.
3.The Divisional Personal Officer,
  Tiruchirapalli Division,
  Southern Railway,
  Trichy.
4.The General Secretary,
  All India SC/ST Railway Employee Association,
  New Delhi.				...	Respondents

	Writ Petition filed under Article 226 of the Constitution of India for
the issuance of a Writ of Mandamus forbearing the respondents 1 to 3 from
approving the new list of Office Bearers circulated by the 4th respondent
without conducting any proper election in my association namely All India
Scheduled Caste and Scheduled Tribes Railway Employees Association, South
Zone, Trichy Division, Ponmalai including all branches, Trichy.

In Both Writ Petitions:

!For petitioner : Mr.A.Chandra Kumar
For Respondents: Mr.S.Manohar
	        Standing Counsel

:COMMON ORDER

The prayers in the Writ Petition are for a Writ of Mandamus to forbear the respondents 1 to 3 from approving the new list of Office Bearers circulated by the 4th respondent without conducting any proper election in the petitioner's association namely All India Scheduled Caste and Scheduled Tribes Railway Employees Association, South Zone Extra Division, Ponmalai including all branches, Trichy.

2. Mr.S.Manohar, learned Standing Counsel takes notice for the respondents.

3. By consent, the writ petitions itself are taken up for final disposal.

4. The prayers in the writ petitions as such are not maintainable, as it is purely a matter between the society, formed for the upliftment of the employees and the Southern Railway.

5. Clause No.3 of the by-law of All India SC/ST Railway Employees Association reads as follows:

?31.Disputes:- In case of any disputes in any Branch/Division/Workshop/Zone/Production Unit, they must be patched up with the help of any good office. However, the decision of the C.E.C shall be final and binding on all the units and members.?
On a perusal of the said clause, it is clear that a Dispute Resolution Form is already available.

6.In view of the in-built mechanism available and already the petitioners approached the C.E.C, the writ petitions are premature. Hence, these writ petitions are dismissed. It is for the authorities to decide the matter. Consequently, connected miscellaneous petitions are also dismissed. No costs.


04.02.2015
Index    : Yes/No
Internet : Yes/No
vs
To
1.The General Manager,
  Southern Railway,
  Chennai.

2.The Chief Personal Officer, Headquarters Office, Personnel Branch, Southern Railway, Chennai-03.

3.Chief Workshop Manager, Central Workshop, Golden Rock, Southern Railway, Trichy-04.

4.The General Secretary, All India SC/ST Railway Employee Association, New Delhi.

5.The Divisional Personal Officer, Tiruchirapalli Division, Southern Railway, Trichy.

B.RAJENDRAN,J.

vs W.P(MD).Nos.1313 and 1314 of 2015 04.02.2015