Citation : 2014 Latest Caselaw 3242 Del
Judgement Date : 22 July, 2014
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 22nd July, 2014
+ LPA No.468/2014, CM No.11099/2014 (for direction), CM
No.11100/2014 (for condonation of delay), CM No.11101/2014 (for
condonation of delay in re-filing) & CM No.11102/2014 (for
exemption).
ROSHAN LAL & ORS. ..... Appellant
Through: Mr. K.C. Mittal, Adv.
Versus
UNION OF INDIA & ORS. .. Respondents
Through: Mr. Neeraj Atri with Mr. Himanshu
Kaushik and Ms. Sarika Jain, Advs.
AND
+ LPA No.469/2014, CM No.11103/2014 (for direction), CM
No.11104/2014 (for exemption), CM No.11105/2014 (for condonation of delay) & CM No.11106/2014 (for condonation of delay in re-filing).
MAHENDER KUMAR & ORS. ..... Appellants
Through: Mr. K.C. Mittal, Adv.
Versus
UNION OF INDIA & ORS. .. Respondents
Through: Mr. Neeraj Atri with Mr. Himanshu
Kaushik and Ms. Sarika Jain, Advs.
CORAM :-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J
1. Both appeals impugn, i) the common order dated 5th November, 2012 of
the learned Single Judge of this Court in W.P.(C) No.4566/2001 and in W.P.(C)
No.5175/1988 filed by the appellants respectively; as well as, ii) the order dated
30th January, 2014, again common, of dismissal of Review Petition
No.426/2013 and CM No.79/2013 also for review / clarification filed by the
appellants respectively.
2. The appeals are accompanied with applications for condonation of 45
days delay in filing thereof and 13 days delay in re-filing thereof. However the
said delay has been computed treating the appeals as one against the order
dated 30th January, 2014 only when in the prayer paragraph in the appeals,
partial setting aside of the order dated 5th November, 2012 has also been
sought. The appeals in so far as against the order dated 5th November, 2012 are
palpably barred by time and there are no applications for condonation of the
said delay in filing the appeals. As far as the order dated 30th January, 2014 is
concerned, the same is merely an order of dismissal of applications filed
seeking review of the order dated 5th November, 2012. Against a dismissal of a
review application, no appeal is maintainable. Thus the appeals in fact are
against the order dated 5th November, 2012 only and qua which they are time
barred and there are no applications for condonation of delay.
3. Upon our pointing out so, the counsel for the appellants stated that the
hearing be adjourned to enable him to file applications for condonation of delay
in filing the appeals against the order dated 5th November, 2012.
4. However having gone through the paper books and notwithstanding the
aforesaid, not finding any merit in these appeals, rather than adjourning the
matter, we heard the counsel for the appellants at length on merits of the
appeals.
5. The appellants are commission vendors / heirs of commission vendors of
the respondent Railways. The counsel for the appellants has argued:-
(i) that the rights of the commission vendors, as per the terms of their
appointment, were heritable and were transferred from time to
time in favour of the heirs;
(ii) that the respondent Railways came out with a policy for absorption
of the commission vendors in the employment of the Railways;
(iii) however the commission vendors were sought to be absorbed in
the Group 'D' posts and not in the Group 'C' posts as represented
by them;
(iv) that a large number of writ petitions came to be filed in this regard
including by the appellants and all of which were decided by the
common order dated 5th November, 2012 supra;
(v) that though the learned Single Judge in the order dated 5 th
November, 2012 upheld the claim of the commission vendors to
be absorbed in Group 'C' posts and issued a mandamus to the said
effect but rejected the alternative claim made for regularization of
the services of the commission vendors;
(vi) that the appellants did not prefer any appeal against the aforesaid
order;
(vii) however others who had also filed writ petitions, preferred appeals
and of which LPA No.798/2012 and LPA No.800/2012 were
dismissed vide common order dated 18th December, 2012 of the
Division Bench of this Court;
(viii) that the appellants on coming to know of the order dated 18 th
December, 2012 of the Division Bench, filed applications before
the learned Single Judge seeking review, a) of that part of the
order dated 5th November, 2012 fixing a retirement age of 60 for
commission vendors and for a direction that the absorption of the
commission vendors in Group 'C' posts as had been directed by
the learned Single Judge would be with retrospective effect from
1989 when the offer for Group 'D' posts was made by the
respondent Railways and which offer had been found to be illegal
in the order date 5th November, 2012; and, b) seeking a direction to
the respondent Railways for transfer of vendorship in the name of
the legal heirs concerned and to the said extent the learned Single
Judge had relied on Secretary, State of Karnataka Vs. Umadevi
(2006) 4 SCC 1; and,
(ix) that the learned Single Judge however dismissed the review
applications.
6. The learned Single Judge has dismissed the review applications holding
that not only LPA No.798/2012 & LPA No.800/2012 supra but LPA
No.452/2013 and LPA No.306/2013 also preferred against the order dated 5 th
November, 2012 had been dismissed by different Division Benches vide orders
dated 12th August, 2013 and 19th September, 2013 respectively. The learned
Single Judge held that the judgment dated 5th November, 2012 having been so
affirmed in appeal, the review petitions / clarification applications were bereft
of any merit and thus dismissed the same.
7. The counsel for the appellants was however unable to produce copies of
the orders dated 12th August, 2013 and 19th September, 2013 of the Division
Benches though handed over copy of the order dated 18th December, 2012
supra.
8. We do not find any flaw in the reasoning aforesaid of the learned Single
Judge while dismissing the review applications / clarification applications.
9. The appellants in these appeals invite us to hold and declare, i) that the
judgment in the case of Umadevi has no application to the facts of the case; ii)
that the commission vendors cannot be retired at the age of 60 years and that
their legal heirs / dependents are entitled for transfer of vendorship, in the event
of death to their heirs or even during the lifetime to their dependents; and, iii)
that the absorption of the commission vendors in Group 'C' posts would be
with retrospective effect from 1989.
10. However we did not find any averment in the memorandum of appeals to
the effect that any of the appellants had applied to the respondent Railways
within the time prescribed therefor under the scheme brought about by the
respondent Railways for absorption of the commission vendors, whether in
Group 'D' or in Group 'C' posts. We thus enquired from the counsel for the
appellants whether any of the appellants had so applied. On the contrary, the
order dated 5th November, 2012 records that in response to the scheme, only
three persons had applied.
11. The counsel for the appellants replied in the negative. He however
contended that the appellants did not apply at the relevant time in the year 1989
because they were being offered Group 'D' instead of Group 'C' posts.
12. Even if the said stand of the appellants were to be accepted, we further
enquired from the counsel whether any of the appellants had after the order 5th
November, 2012 exercised the option for absorption in Group 'C' posts and had
been so refused.
13. The answer was again in the negative.
14. We thus enquired from the counsel for the appellants that if none of the
appellants had so applied for absorption, what was their locus to seek the relief
claimed in the appeals for retrospective absorption from the year 1989.
15. The counsel for the appellants gave up the said relief and argued only on
the aspect of the rights of the commission vendors being heritable and
transferable as claimed. However no document making such rights as
commission vendors heritable and transferable was shown.
16. As far as the aforesaid aspect is concerned, the Division Bench of this
Court, of which one of us (R.S.Endlaw, J.) was a member, in order dated 18th
December, 2012 has recorded that the appellants in that appeal also were
unable to show any right for continuing as a 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. Accordingly the said relief claimed in those LPAs also was
declined.
17. We see no reason to take any different view.
18. There is no merit in the appeals which are dismissed.
RAJIV SAHAI ENDLAW, J
CHIEF JUSTICE JULY 22, 2014 pp
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!