Madhya Pradesh High Court
Lalta Prasad Baghel vs Madhya Pradesh Road Transport ... on 5 December, 2018
Equivalent citations: AIRONLINE 2018 MP 1231
1
THE HIGH COURT OF MADHYA PRADESH
WP No. 4172/2017
Lalta Prasad Baghel vs. MP Road Transport Corporation & Anr.
Gwalior, dtd. 05/12/2018
Shri Rajeev Shrivastava, counsel for the petitioner.
This petition under Article 226 of the Constitution of
India has been filed seeking the following reliefs:-
''7.1. That, the respondent be directed to
release the petitioner outstanding dues for the period in which the petitioner has rendered his service during vacation/holiday time as per chart Annexure P/1.
2. That, the respondent further be directed to take effective steps for the payment of outstanding dues to petitioner immediately with effect of 18% interest from the date of dues till its payment.
3. That, the respondent further be directed to decide the petitioner representation Annexure P/2 within stipulated period by speaking orders by providing opportunity of hearing the petitioner and if the respondent found the amount payable to petitioner than it should be paid to petitioner immediately with the interest of 18% intervening period.
4. That, the cost of the litigation may also be awarded.
5. Any other relief which this Hon'ble Court deem fit in the facts and circumstances of the case may kindly be granted to the petitioner.'' This petition came up for hearing for the first time on 14/07/2017 and the following order was passed:-
''Shri H.K.Shukla, learned counsel for the petitioner.
This petition is highly belated cause of action of the year 2010 but the same has been filed in the year 2017. No explanation what so ever has been filed in the petition.
Counsel for the petitioner is granted two week's time to file appropriate application for explaining the delay.2
List after two weeks.'' From the plain reading of the order, it is clear that the petitioner was directed to file an application for explaining the delay, however, on 31/07/2017, 08/08/2017, 04/09/2017, 11/09/2017, 13/10/2017, 24/01/2018, 02/02/2018, 25/04/2018 and 27/06/2018, the case was adjourned and on 03/07/2018, the following order was passed:-
''Shri Rajeev Shrivastava, learned counsel for the petitioner.
Issue notice to the respondents, which are accepted by Shri Devendra Sharma, learned counsel appearing for the respondents No.1 and 2.
Let copy of writ petition with documents in two sets be supplied to Shri Sharma so that he may file reply within two weeks. List thereafter.'' Later on, on 29/09/2018, four weeks time was granted to the respondents to file reply, however, none had appeared for the respondents on the said date.
The petitioner fairly admitted that the order dated 14/07/2017 passed by this Court has not been complied with and no application has been filed for explaining the delay. The submission made by the counsel for the petitioner is that since this Court by order dated 03/07/2018 had issued notice to the respondents, therefore, it should be presumed that the delay was sufficiently explained and the Court was convinced that there is no delay in filing this petition.
The submission made by the counsel for the petitioner cannot be accepted, because by order dated 14/07/2017 the petitioner was directed to file an application for explaining the delay, which was not done. Thus, it is clear that on 14/07/2017, this Court was not satisfied with the explanation 3 as well as the documents filed by the petitioner to hold that there is no delay.
Once this Court had prima facie come to a conclusion that there is a considerable delay in filing this petition and an opportunity was given to petitioner for filing an appropriate application for explaining the delay, then until and unless a specific order is passed by this Court by holding that the delay has been properly explained, it cannot be said that by issuing notices on 03/07/2018 to the respondents, this Court had impliedly reviewed the order dated 14/07/2017 and had impliedly held that there is no delay. Once it is held that the petition suffers from delay and laches and an opportunity was given to the petitioner to file an appropriate application for explaining the delay, then the delay has to be condoned by a specific order. Thus, the contention made by counsel for the petitioner that by issuing notices to the respondents on 03/07/2018, this Court had impliedly condoned the delay, cannot be accepted.
It is fairly conceded by the counsel for the petitioner that no application has been filed for explaining the delay to show that there is no delay in filing this petition. The counsel for the petitioner has once again drawn attention of this Court to the explanation given by the petitioner in Clause 4 of the petition, which reads as under:-
''4.Delay if any- There is not delay in filing this petition as petitioner is repeatedly request the respondent to release the unpaid salary amount to petitioner and ultimately he has also issued the legal notice as getting the enumeration or salary from the respondent is a basic legal right of the petitioner for which the cause of action arrows in favor of the petitioner as getting of salary is the right which survive day to day till its not payment.'' 4 It is further submitted that the petitioner had given successive representation to the respondents and, therefore, every successive representation would give a fresh cause of action to the petitioner. The submission made by the counsel for the petitioner cannot be accepted. In Clause 4 of the petition, no explanation has been given with regard to delay in filing this petition. Mere successive representations cannot extend the period of limitation. According to the petitioner, he has not been paid his dues for discharging his duties on Holidays ranging between the year 1987 to 2010. This petition was filed on 11/07/2017.
Article 7 of the Indian Limitation Act reads as under:- ''7. For wages in the case of any other person. Three years. When the wages accrue due.'' The Supreme Court in the case of Karnataka Power Corpon. Ltd. Vs. K. Thangappan reported in (2006) 4 SCC 322 has held as under :-
''6. Delay or laches is one of the factors which is to be borne in mind by the High Court when they exercise their discretionary powers under Article 226 of the Constitution. In an appropriate case the High Court may refuse to invoke its extraordinary powers if there is such negligence or omission on the part of the applicant to assert his right as taken in conjunction with the lapse of time and other circumstances, causes prejudice to the opposite party. Even where fundamental right is involved the matter is still within the discretion of the Court as pointed out in Durga Prashad v. Chief Controller of Imports and Exports. Of course, the discretion has to be exercised judicially and reasonably.
7. What was stated in this regard by Sir Barnes Peacock in Lindsay Petroleum Co. v. Prosper Armstrong Hurd (PC at p. 239) was approved by this Court in Moon Mills Ltd. v. M.R. Meher and Maharashtra SRTC v. Shri Balwant Regular Motor Service. Sir Barnes had stated:
"Now, the doctrine of laches in courts of 5 equity is not an arbitrary or a technical doctrine. Where it would be practically unjust to give a remedy either because the party has, by his conduct done that which might fairly be regarded as equivalent to a waiver of it, or where by his conduct and neglect he has though perhaps not waiving that remedy, yet put the other party in a situation in which it would not be reasonable to place him if the remedy were afterwards to be asserted, in either of these cases, lapse of time and delay are most material. But in every case, if an argument against relief, which otherwise would be just, is founded upon mere delay, that delay of course not amounting to a bar by any statute of limitation, the validity of that defence must be tried upon principles substantially equitable. Two circumstances always important in such cases are, the length of the delay and the nature of the acts done during the interval which might affect either party and cause a balance of justice or injustice in taking the one course or the other, so far as it relates to the remedy."
8. It would be appropriate to note certain decisions of this Court in which this aspect has been dealt with in relation to Article 32 of the Constitution. It is apparent that what has been stated as regards that article would apply, a fortiori, to Article 226. It was observed in Rabindranath Bose v. Union of India that no relief can be given to the petitioner who without any reasonable explanation approaches this Court under Article 32 after inordinate delay. It was stated that though Article 32 is itself a guaranteed right, it does not follow from this that it was the intention of the Constitution-makers that this Court should disregard all principles and grant relief in petitions filed after inordinate delay.
9. It was stated in State of M.P. v. Nandlal Jaiswal that the High Court in exercise of its discretion does not ordinarily assist the tardy and the indolent or the acquiescent and the lethargic. If there is inordinate delay on the part of the petitioner and such delay is not satisfactorily explained, the High Court may decline to intervene and grant relief in exercise of its writ jurisdiction. It was stated that this rule is premised on a number of factors. The High Court does not ordinarily permit a belated resort to the extraordinary remedy because it is likely to cause confusion and public inconvenience and bring, in its 6 train new injustices, and if writ jurisdiction is exercised after unreasonable delay, it may have the effect of inflicting not only hardship and inconvenience but also injustice on third parties. It was pointed out that when writ jurisdiction is invoked, unexplained delay coupled with the creation of third-party rights in the meantime is an important factor which also weighs with the High Court in deciding whether or not to exercise such jurisdiction.'' The Supreme Court in the case of M.P. Ram Mohan Raja Vs. State of T.N. Reported in (2007) 9 SCC 78 has held as under :-
''11. So far as the question of delay is concerned, no hard-and-fast rule can be laid down and it will depend on the facts of each case. In the present case, the facts stare at the face of it that on 8-10-1996 an order was passed by the Collector in pursuance of the order passed by the High Court, rejecting the application of the writ petitioner for consideration of the grant of mining lease. The writ petitioner sat tight over the matter and did not challenge the same up to 2003. This on the face of it appears to be very serious. A person who can sit tight for such a long time for no justifiable reason, cannot be given any benefit.'' The Supreme Court in the case of Shiv Dass Vs. Union of India reported in (2007) 9 SCC 274 has held as under :-
''6. Normally, in the case of belated approach writ petition has to be dismissed. Delay or laches is one of the factors to be borne in mind by the High Courts when they exercise their discretionary powers under Article 226 of the Constitution of India. In an appropriate case the High Court may refuse to invoke its extraordinary powers if there is such negligence or omission on the part of the applicant to assert his right as taken in conjunction with the lapse of time and other circumstances, causes prejudice to the opposite party. Even where fundamental right is involved the matter is still within the discretion of the Court as pointed out in Durga Prashad v. Chief Controller of Imports and Exports. Of course, the discretion has to be exercised judicially and reasonably.7
7. What was stated in this regard by Sir Barnes Peacock in Lindsay Petroleum Co. v. Prosper Armstrong Hurd, PC at p. 239 was approved by this Court in Moon Mills Ltd. v. M.R. Meher and Maharashtra SRTC v. Balwant Regular Motor Service.
Sir Barnes had stated:
"Now the doctrine of laches in courts of equity is not an arbitrary or technical doctrine. Where it would be practically unjust to give a remedy either because the party has, by his conduct done that which might fairly be regarded as equivalent to a waiver of it, or where by his conduct and neglect he has though perhaps not waiving that remedy, yet put the other party in a situation in which it would not be reasonable to place him if the remedy were afterwards to be asserted, in either of these cases, lapse of time and delay are most material. But in every case, if an argument against relief, which otherwise would be just, if founded upon mere delay, that delay of course not amounting to a bar by any statute of limitation, the validity of that defence must be tried upon principles substantially equitable. Two circumstances always important in such cases are, the length of the delay and the nature of the acts done during the interval which might affect either party and cause a balance of justice or injustice in taking the one course or the other, so far as relates to the remedy."
8. It was stated in State of M.P. v. Nandlal Jaiswal that the High Court in exercise of its discretion does not ordinarily assist the tardy and the indolent or the acquiescent and the lethargic. If there is inordinate delay on the part of the petitioner and such delay is not satisfactorily explained, the High Court may decline to intervene and grant relief in exercise of its writ jurisdiction. It was stated that this rule is premised on a number of factors. The High Court does not ordinarily permit a belated resort to the extraordinary remedy because it is likely to cause confusion and public inconvenience and bring in its train new injustices, and if writ jurisdiction is exercised after unreasonable delay, it may have the effect of inflicting not only hardship and inconvenience but also injustice on third parties. It was pointed out that when writ jurisdiction is invoked, unexplained delay coupled with the creation of third-party rights in the meantime is an important factor which also weighs with the High Court in deciding whether or not to 8 exercise such jurisdiction.'' The Supreme Court in the case of Nadia Distt. Primary School Council Vs. Sristidhar Biswar reported in (2007) 12 SCC 779 has held as under :-
''11. In the present case, the panel was prepared in 1980 and the petitioners approached the court in 1989 after the decision** in Dibakar Pal2. Such persons should not be given any benefit by the court when they allowed more than nine years to elapse. Delay is very significant in matters of granting relief and courts cannot come to the rescue of the persons who are not vigilant of their rights. Therefore, the view taken by the High Court condoning the delay of nine years cannot be countenanced.'' The Supreme Court in the case of U.P. Jal Nigam Vs. Jaswant Singh reported in (2006) 11 SCC 464 has held as under :-
''12. The statement of law has also been summarised in Halsbury's Laws of England, para 911, p. 395 as follows:
"In determining whether there has been such delay as to amount to laches, the chief points to be considered are:
(i) acquiescence on the claimant's part; and
(ii) any change of position that has occurred on the defendant's part.
Acquiescence in this sense does not mean standing by while the violation of a right is in progress, but assent after the violation has been completed and the claimant has become aware of it. It is unjust to give the claimant a remedy where, by his conduct, he has done that which might fairly be regarded as equivalent to a waiver of it; or where by his conduct and neglect, though not waiving the remedy, he has put the other party in a position in which it would not be reasonable to place him if the remedy were afterwards to be asserted. In such cases lapse of time and delay are most material. Upon these considerations rests the doctrine of laches." The Supreme Court in the case of Jagdish Lal Vs. State of Haryana reported in (1997) 6 SCC 538 has held 9 as under :-
''18.That apart, as this Court has repeatedly held, the delay disentitles the party to the discretionary relief under Article 226 or Article 32 of the Constitution.'' The Supreme Court in the case of NDMC Vs. Pan Singh reported in (2007) 9 SCC 278 has 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 not 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, U.P. Jal Nigam v. Jaswant Singh and Karnataka Power Corpn. Ltd. v. K. Thangappan.)
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 and M.R. Gupta v. Union of India.)
18. In Shiv Dass v. Union of India this Court held: (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 10 was not regarded as satisfactory explanation of the delay. In that case the petition had been dismissed for delay alone. (See also State of Orissa v. Arun Kumar Patnaik.)
10. In the case of pension the cause of action actually continues from month to month. That, however, cannot be a ground to overlook delay in filing the petition. It would 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."
19.We, therefore, are of the opinion that it was not a fit case where the High Court should have exercised its discretionary jurisdiction in favour of the respondents herein.'' Thus, the period of limitation of three years is to be calculated from the day when the wages accrued to the employee. Even if the contention of the petitioner is accepted that he is entitled for his wages for discharging his duties on Holidays in the year 2010, then it is clear that his wage for the said period had accrued to him on the day when he he had discharged his duty on a Holiday. Therefore, this petition should have been filed within three years from the year 2010. The present petition has been filed in the year 2017. If the contention of the petitioner is accepted that he has not been paid the wages for discharging duties on Holidays in the year 1987, then it is clear that after 29 years of accual of wages for working on Holidays in the year 1987 the petitioner has approached this Court.
It is true that in exceptional cases without directing for the payment of arrears of salary/wages, the effect of the 11 non-payment of salary/wages can be considered. In the present case, it is nowhere mentioned that as to how the petitioner has adversely suffered because of non-payment of his wages for working on Holidays during the years 1987 to 2010.
The contention of the petitioner that the cause of action is a recurring cause of action, cannot be accepted in view of Article 7 of the Indian Limitation Act. Thus, this Court is of the considered opinion that the petitioner has failed to explain the sufficient cause for non-filing the petition within the period of limitation.
Accordingly, this petition is dismissed on the ground of delay and laches.
(G. S. Ahluwalia) Judge MKB