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 2, Cited by 1]

Rajasthan High Court - Jodhpur

The State Of Rajasthan & Ors. vs . Karu Lal Meena on 26 October, 2015

Author: Arun Bhansali

Bench: Arun Bhansali

                                   [1]                    DBSAW- 126/2015


          IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                           AT JODHPUR
                              JUDGMENT

D.B. CIVIL SPECIAL APPEAL(WRIT) NO.126/2015 IN S.B. CIVIL WRIT PETITION NO.2150/2007 THE STATE OF RAJASTHAN & ORS. Vs. KARU LAL MEENA DATE:26.10.2015 HON'BLE MR.JUSTICE AJIT SINGH, ACTING CHIEF JUSTICE HON'BLE MR. JUSTICE ARUN BHANSALI Mr.K.L.Thakur, Additional Advocate General with Mr.Rishab Tayal for the appellants.

Mr.Kuldeep Mathur for the respondent.

***** Heard on admission.

2. This intra-Court appeal by the State is directed against the order dated 15.04.2014 passed by the learned Single Judge of this High Court, whereby he has disposed of respondent's S.B. Civil Writ Petition No.2150/2007.

3. On 01.01.1996, the appellants appointed the respondent on daily wage for 90 days on the post of Hand Pump Mistry. He was then allowed to continue on that post even thereafter. Not only this, vide order dated 05.06.1998, appellant No.4 appointed the respondent on probation for two years in the pay scale of Rs.750-940. Later also, vide order dated 16.02.2002 the services of the respondent were regularized on the post of Hand Pump Mistry in the pay scale of Rs.2550-3200. This was done pursuant to decision of the Administrative & Establishment Committee of Panchayat Samiti Arnod. The State Government, however, vide order dated 30.08.2002, directed appellant No.4 to terminate the services of respondent after making compliance of Section 25F and G of the Industrial Disputes Act, 1947. In the result, the services of respondent were dispensed with vide order dated 25.09.2002, passed by [2] DBSAW- 126/2015 appellant No.1. The respondent raised an industrial dispute and the Labour Court, Bhilwara vide award dated 26.05.2006, set aside the termination order dated 25.09.2002 and directed the State to reinstate him in service maintaining continuity and also to pay 50% back wages. In compliance of the said award, respondent was reinstated vide order dated 14.12.2006, but on the same day, notices under Sections 25(a) and

(b) of the Industrial Disputes Act were issued to respondent and his services were again terminated. The respondent, therefore, rushed to the High Court challenging the validity of the order dated 14.12.2006 passed by appellant No.4. And by an interim order dated 11.04.2007, order of termination of respondent was stayed, as a result of which he is still continuing in service. The learned Single Judge finally held order of termination of respondent as malafide and by the impugned order has quashed the same.

4. Admittedly, there is enormous and inordinate delay of 235 days in filing the appeal. We shall, therefore, examine whether there is any "sufficient cause" for the condonation of such a huge delay.

5. The application for condonation of delay filed by the State Government along with the affidavit of the Officer-in-Charge of the case Shri Ramesh Chandra Jain, BDO, Panchayat Samiti Arnod, District Pratapgarh, reads as under:-

"1. That the appellants have preferred the present appeal against the order of the ld. Single Judge dtd. 15.04.2014 whereby the ld. Single Judge has allowed the Writ Petition of Petitioner and set aside the well reasoned termination order of the Appellants dated 14.12.2006.
2. That the present Writ Petition was decided the Ld. Single Judge on 15.04.2014 and directed to consider the case of the Petitioner for regularization on the post of Hand Pump Mistry as per direction given by the Hon'ble Supreme Court in para 53 of the Judgment in Uma Devi.
3. That the Appellant's counsel thereafter, got the certified copy of the order of the Ld. Single Judge in the [3] DBSAW- 126/2015 month of July, 2014 as per knowing to fact about decision dated 15.04.2014 and immediately sent to the Higher Authorities.
4. That in the month of October-November, 2014 itself, the opinion was sought by the department from the counsel of the Appellants in regard to filing the appeal or not and after receiving the opinion from the government counsel, the matter was sent for State Level Committee for taking decision in regard to filing appeal against the Judgment dated 15.04.2014 or not.
5. That thereafter, a decision was taken by the State Level Committee for filing the appeal and in respect of such decision, the present appeal was filed in within limitation from the date of knowledge.
6. That in the present case, it is clear that the appellants have made their all efforts to prefer the present appeal within the prescribed limitation before this Hon'ble Court but the present appeal could not be filed within the prescribed time and there is sufficient, bonafide and justified reasons for delay to prefer the above special appeal(writ). The delay to prefer the present appeal was not intentionally and only due to lack of communication, thus, the delay to prefer the present appeal may be condoned due to bonafide reasons. Only on a technical ground of limitation, any party should not be deceived from justice. The procedural law is handmade justice and it cannot debar the parties to get the justice. Meaning thereby, the procedure could only substantive for justice and could not be obstructive. If the delay to prefer the present appeal would not be condoned then the present appeal could not be heard on merits and the appellants would be remain unheard. As against this, if the delay to prefer the present appeal would be condoned then respondent would not be suffered by any prejudice caused. In these circumstances, in the present case, it is very necessary to condone the delay to prefer the present appeal and appeal of the appellants may be heard on merits to resolve the very important legal controversy between the parties.
7. That the humble appellant craves leave to add and supplement grounds and also add and supplement the substantial question of law at the time of hearing."

6. The recent decision of the Supreme Court in Office of the Chief Post Master General v. Living Media India Ltd. AIR 2012 SC 1056 is [4] DBSAW- 126/2015 directly on the point. In this case there was a delay of 427 days in filing the appeal before the Supreme Court against the judgment of the High Court and the certified copy of the High Court judgment was applied after four months with no explanation why it was not applied for within a reasonable time. The Supreme Court after examining other dates mentioned in the affidavit of the person-in-charge of the case to justify the delay found that there was delay at every stage with no explanation for the cause of delay. The Supreme Court also took serious note of the casual manner in which the Government departments are functioning showing virtually no respect to the law of limitation. And, while dismissing the appeal on the ground of delay, the Supreme Court has made the following observation:

"The claim on account of impersonal machinery and inherited bureaucratic methodology of making several notes cannot be accepted in view of the modern technologies being used and available. The law of limitation undoubtedly binds everybody including the Government.
In our view, it is the right time to inform all the Government bodies, their agencies and instrumentalities that unless they have reasonable and acceptable explanation for the delay and there was bona fide effort, there is no need to accept the usual explanation that the file was kept pending for several months/ years due to considerable degree of procedural red-tape in the process. The Government departments are under a special obligation to ensure that they perform their duties with diligence and commitment. Condonation of delay is an exception and should not be used as an anticipated benefit for Government departments. The law shelters everyone under the same light and should not be swirled for the benefit of a few."

7. In yet another recent decision, the Supreme Court in Maniben Devraj Shah v. Municipal Corporation of Brihan Mumbai AIR 2012 SC 1629 has held that in cases involving the State and its agencies/ instrumentalities, the Court can take note of the fact that sufficient time is taken in the decision making process but no premium can be given for total lethargy or utter negligence on the part of the officers of the State [5] DBSAW- 126/2015 and/or its agencies/instrumentalities and the applications filed by them for condonation of delay cannot be allowed as a matter of course by accepting the plea that dismissal of the matter on the ground of bar of limitation will cause injury to the public interest.

8. In the present case, although the impugned order was passed by the learned Single Judge in the presence of Government Advocate on 15.04.2014, application for obtaining its certified copy was made on 10.07.2014 i.e. after more than 2-1/2 months. And on receiving the certified copy of the order on 14.07.2014, opinion was sought by the appellants from the Government Advocate in the month of October- November, 2014 i.e. after 2-1/2 months. Thereafter the matter was sent to State Level Committee for taking decision regarding filing of appeal. It is not mentioned on which date decision to file appeal was taken. Such has been the casual approach of the appellants in filing appeal. Though, it is stated that delay in filing the appeal is bonafide, the fact remains that from day one, the authorities concerned have not evinced diligence in pursuing the matter for filing the present intra-court appeal by taking appropriate steps. The State has miserably failed to give any acceptable and cogent reason to condone such a huge delay in filing the intra-court appeal required to be filed in the same High Court building and that too when the order under challenge was passed in the presence of Government Advocate.

9. Having regard to the above referred decisions of the Supreme Court in Office of the Chief Post Master General (supra) and Maniben Devraj Shah (supra) and the fact situation of the present case, we find no sufficient cause to condone the delay.

10. In the result, the application for condonation of delay is dismissed. Consequently, the appeal is dismissed on the ground of delay.

(ARUN BHANSALI),J. (AJIT SINGH),ACTING C.J.

/KKC/Parmar