Allahabad High Court
Vinita Yadav vs Secy. U.P. Subordinate Services ... on 13 January, 2021
Author: Chandra Dhari Singh
Bench: Chandra Dhari Singh
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 18 Case :- SERVICE SINGLE No. - 871 of 2021 Petitioner :- Vinita Yadav Respondent :- Secy. U.P. Subordinate Services Selection Commission Lucknow Counsel for Petitioner :- Krishna Madhav Shukla Counsel for Respondent :- Gaurav Mehrotra Hon'ble Chandra Dhari Singh,J.
The petition seeks issuance of a writ in the nature of mandamus directing respondents to permit the petitioner to participate in the interview for the post of Junior Assistant in pursuance of Advertisement No.4/2016 issued by Uttar Pradesh Subordinate Service Selection Commission, Lucknow.
Learned counsel for the petitioner has submitted that the petitioner applied for the post of Junior Assistant in pursuance of Advertisement No.4/2016. She appeared in the written examination and was declared successful. Thereafter, the petitioner appeared in the typing test and was declared successful in that examination too. Consequently, letter dated 30.01.2017 was issued to the petitioner whereby she was directed to appear in interview scheduled to be held on 13.04.2017. It is submitted that the petitioner appeared before the interview committee at the given time and date, but she was orally informed that the interview process has been postponed.
Learned counsel has submitted that the interview process again started in the year 2018 and interview letter was issued to the petitioner. The petitioner appeared for interview on 26.06.2018, however she was denied for interview orally without assigning any reason.
Per contra, learned counsel for the State has vehemently opposed the submissions made by petitioner's counsel and submitted that the interview was scheduled to be held on 26.06.2018. The selection process has already been completed. The petitioner has not approached the Court at the relevant time and this petition has been filed after two years.
From perusal of the record, it is apparent that by way of filing the instant petition, the petitioner is seeking permission to appear in the interview process, which is already held on 26.06.2018 i.e. after 2 years. No justification has been given for not approaching the Court at the relevant time.
The Hon'ble Supreme Court in the case reported in 2009 (2) SCC 479, S.S. Balu and another vs. State of Kerala & others pleased to observe as under:
"It is also well settled principle of law that "delay defeats equity". The Government Order was issued on 15.01.2002. The appellants did not file any writ application questioning the legality and validity thereof. Only after the writ petitions filed by others were allowed and the State of Kerala preferred an appeal there against, they impleaded themselves as party-respondents. It is now a trite law that where the writ petitioner approaches the High Court after a long delay, reliefs prayed for may be denied to them on the ground of delay and laches irrespective of the fact that they are similarly situated to the other candidates who obtain the benefit of the judgment. It is, thus, not possible for us to issue any direction to the State of Kerala or the Commission to appoint the appellants at this stage."
Similarly, the Hon'ble Supreme Court in the matter of NDMC v. Pan Singh reported in (2007) 9 SCC 278 held as under:
"16. There is another aspect of the matter which cannot be lost sight of. The respondents herein filed a writ petition after 17 years. They did agitate their grievances for a long time. They, as noticed herein, did not claim parity with the 17 workmen at the earliest possible opportunity. They did not implead themselves as parties even in the reference made by the State before the Industrial Tribunal. It is not their case that after 1982, those employees who were employed or who were recruited after the cut-off date have been granted the said scale of pay. After such a long time, therefore, the writ petitions could not have been entertained even if they are similarly situated. It is trite that the discretionary jurisdiction may not be exercised in favour of those who approach the court after a long time. Delay and laches are relevant factors for exercise of equitable jurisdiction. (See Govt. of W.B. v. Tarun K. Roy, (2004) 1 SCC 347, U.P. Jal Nigam v. Jaswant Singh, (2006) 11 SCC 464 and Karnataka Power Corpn. Ltd. v. K. Thangappan, (2006) 4 SCC 322).
17. Although, there is no period of limitation provided for filing a writ petition under Article 226 of the Constitution of India, ordinarily, writ petition should be filed within a reasonable time. (See Lipton India Ltd. v. Union of India, (1994) 6 SCC 524 and M.R. Gupta v. Union of India, (1995) 5 SCC 628).
18. In Shiv Dass v. Union of India this Court held: ((2007) 9 SCC p. 277, paras 9-10) "9. It has been pointed out by this Court in a number of cases that representations would not be adequate explanation to take care of delay. This was first stated in K.V. Rajalakshmiah Setty v. State of Mysore. There is a limit to the time which can be considered reasonable for making representations and if the Government had turned down one representation the making of another representation on similar lines will not explain the delay. In State of Orissa v. Pyarimohan Samantaray making of repeated representations was not regarded as satisfactory explanation of the delay. In that case the petition has been dismissed for delay alone. (See also State of Orissa v. Arun Kumar Patnaik, (1976) 3 SCC 579).
"10. In the case of pension the cause of action actually continues from month to month. That, however, cannot be ground to overlook delay in filing the petition. It wold depend upon the fact of each case. If petition is filed beyond a reasonable period say three years normally the Court would reject the same or restrict the relief which could be granted to a reasonable period of about three years. The High Court did not examine whether on merit the appellant had a case. If on merits it would have found that there was no scope for interference, it would have dismissed the writ petition on that score alone."
In view of the above, this Court do not find any good reason to interfere with the matter after the lapse of about two years.
Accordingly, the writ petition is dismissed on the ground of delay.
Order Date :- 13.1.2021 nishant/-