Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shail Shrivastava vs South Eastern Coalfields Ltd.And ...
2021 Latest Caselaw 504 Chatt

Citation : 2021 Latest Caselaw 504 Chatt
Judgement Date : 23 June, 2021

Chattisgarh High Court
Shail Shrivastava vs South Eastern Coalfields Ltd.And ... on 23 June, 2021
                                                NAFR

     HIGH COURT OF CHHATTISGARH, BILASPUR

              WPS No.6434 of 2010

 Shail Shrivastava, Wd/o Late Shri Deepak
  Kumar, aged about 54 years, R/o "B" Seam,
  Colliery, Nagar Panchayat Khongapani, Tahsil
  Manendragarh, District Korea (C.G.)

                                    ­­­­ Petitioner

                    Versus

1. South Eastern Coalfields Limited, through
   Chairman­cum­Managing Director, South Eastern
   Coalfields Limited, Seepat Road, Bilaspur
   (C.G.)

2. The General Manager, South Eastern Coalfields
   Limited, Hasdev Area, P.O. South Jhagrakhand,
   Tahsil Manendragarh, District Korea (C.G.)

3. Singhi    Collieries      Education     Society,
   Jhagrakhand, through the Principal, Higher
   Secondary   School,    Jhagrakhand   (A   School
   governed   by   Singhi    Collieries   Education
   Society, Jhagrakhand), Tahsil Manendragarh,
   District Korea (C.G.)

                                    ­­­­ Respondents

WPS No.1066 of 2013

 Smt. Gayatri Shrivastava, W/o Raj Gopal Shrivastava, Aged About 57 Years, Aama Kherawa Road, P. S. Manendragarh, Manendragarh, District Korea, Chhattisgarh

­­­­ Petitioner

Versus

1. South Eastern Coalfields Limited, through Chairman­cum­Managing Director, South Eastern Coalfields Limited, Seepat Road, Bilaspur (C.G.)

2. The General Manager, South Eastern Coalfields Limited, Hasdev Area, P.O. South Jhagrakhand, Tahsil Manendragarh, District Korea (C.G.)

3. Singhi Collieries Education Society, Jhagrakhand, through the Principal, Higher Secondary School, Jhagrakhand (A School governed by Singhi Collieries Education Society, Jhagrakhand), P.S. Jhagrakhand, Tahsil Manendragarh, District Korea (C.G.)

­­­­ Respondents

For Petitioners Mr. R. R. Soni, Adv For Respondent Nos.1 & 2 Mr. Vinod Deshmukh, Adv

Hon'ble Justice Shri Sanjay K. Agrawal

Order On Board

23/06/2021

1. Mr. R. R. Soni, learned counsel for the

petitioners and Vinod Deshmukh, learned

counsel for the respondent Nos.1 & 2, would

jointly submit that the identical writ

petition involving the similar issue has

already been adjudicated by this Court in WPS

No.6298/2010, decided on 15.01.2019, in

between Jayant Kumar Shrivastava vs South

Eastern Coalfields Limited and others, as such

the present writ petitions may also be

disposed of in similar terms.

2. This Court in paras 7 to 9 of WPS No.6298/2010

has held as under:­ "7. Counsel for the SECL further points out to the Court that the Division Bench in Bharat Singh Baghel's case (supra) relied on a decision of the Hon'ble Apex Court in the case of S.C. Chandra and Others v. State of Jharkhand and Others reported in (2007) 2 SCC (L&S) 897, wherein in the identical situation, the Hon'ble Apex Court held that mere grant of financial assistance does not make either an employee of the institution a company owned establishment. The facts of the case in S.C. Chandra (supra) are identical to the present case. The only difference being is that the companies involved in the two litigations are different but both are Public Sector Undertakings.

8. The law being what it is as also the Court being satisfied that the school in question is not under the command, control as well the limb of the Respondent­ SECL, the liability of any kind which is being claimed by the Petitioner will be that of the management of the school, which is a registered society and not that of the SECL, as is being claimed in the present writ application.

9. Writ has no merit. It is dismissed."

3. In view of the above, both the writ petitions

are disposed of in terms of paras 7 to 9 of

the judgment rendered in the matter of Jayant

Kumar (supra). No order as to cost (s).

Sd/­ Sanjay K. Agrawal Judge Nirala

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter