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 1, Cited by 1]

Jammu & Kashmir High Court

Union Territory Of J&Jk & Ors vs Bimla Devi & Ors on 4 December, 2021

Bench: Dhiraj Singh Thakur, Mohan Lal

                                                                 Sr. No. 16

          HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                          AT JAMMU

                                                    LPA No. 18/2020
                                            CM Nos. 494/2020 & 495/2020



Union Territory of J&JK & ors.                   .....Appellant(s)/Petitioner(s)



                       Through: Mr. Ravinder Gupta, AAG


                  Vs


Bimla Devi & ors.                                          ..... Respondent(s)


                       Through: None.


Coram:    HON'BLE MR. JUSTICE DHIRAJ SINGH THAKUR, JUDGE
          HON'BLE MR. JUSTICE MOHAN LAL, JUDGE

                                  ORDER

04.12.2021 (OPEN COURT) Per: Thakur-J

1. The applicants have filed the application seeking condonation of delay of 1219 days' in preferring the Letters Patent Appeal against the judgment and order dated 22.7.2016.

2. Briefly stated the facts leading to the filing of the writ petition were that the writ petitioner had applied for engagement as an ReT Teacher somewhere in the year 2002. As per the advertisement, the petitioner ought not to have been more than 35 years of age by the relevant cut- off date. The official respondents, however, rejected the application form of the petitioner, holding that she was 36 years and 10 months old and, therefore, did not qualify the age criteria. In the petition, before the writ court, the petitioner relied upon a Notice issued by the 2 LPA No. 18/2020 Director School Education wherein following the decision of the Govt. to relax the age bar from 35 years to 37 years in General Category, 37 to 39 years in Handicapped Category and from 38 to 40 years in case of SC/ST, the Director School Education, Jammu had ordered re-casting of the entire select panels prepared for engagement as ReT.

3. The petitioner being in the open merit category had claimed the benefit of the aforesaid Notice and stated that she was eligible to be considered inasmuch as the age bar had been taken to 37 years from 35 years in the open merit category.

4. A perusal of the Notice issued by the Director School Education would show that the panels earlier prepared had to be re-cast and fresh applications had to be invited from the candidates, who had become eligible for appointment due to the relaxation of age bar on 1.1.2003, therefore, all new eligible candidates were also to be considered in the process of selection.

5. Relying upon the Notice of the Director School Education, the Writ Court proceeded to dispose of the writ petition with a direction to the respondents to accord consideration to the case of the petitioner and decide whether she would have been selected pursuant to Advertisement Notice dated 11.12.2002 had her candidature not been rejected and in case, it was found that she would have been selected and appointed at this stage, to appoint her against an available vacancy as on today or accruing hereafter.

6. It appears that the case of the petitioner was considered by the appellants but rejected, which order of consideration, was not accepted 3 LPA No. 18/2020 by the court during the contempt proceedings initiated in the meantime by the petitioner-respondent No. 1. It is on account of the pendency of the contempt proceedings that now an effort has been made to challenge the judgment and order passed as early as in July 2016 with a view to overcome the difficulty being faced by the official respondents before the court hearing the contempt petition.

7. With a view to explain 1219 days' delay, a better affidavit has been filed pursuant to the directions issued by this court in which the appellants have tried to explain as to why it was thought necessary to file the appeal. The spirit behind such a decision is stated to be a misunderstanding of the judgment and order passed by the court as 'a simple order of consideration'.

8. On a perusal of the affidavit filed by the appellants, it appears that the decision to file an appeal has been taken only because the order of consideration passed by the appellants was not being accepted by the court exercising contempt jurisdiction. In our opinion, if the appeal had to be preferred against the judgment and order passed by the writ court then the Govt., which has the advantage of expert opinions from their law officers could have very easily taken a decision to challenge the said judgment and order well within the time prescribed at the very initial stage instead of resorting to filing of an appeal justifying the order of consideration before the court exercising the contempt jurisdiction.

9. The application filed by the applicants/appellants lacks in material particulars and does not at all justify the condonation of delay, which is sought in the present case. Reliance in this regard can be placed on a 4 LPA No. 18/2020 judgement of the Apex Court in "Post Master General and others Vs Living Media India Limited & another" (2012) 3 SCC 563, wherein the Apex Court in paragraph 29 held thus:-

"29. 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."

10. Following the ratio of the aforementioned judgment, since the applicants/appellants have failed to explain the delay satisfactorily, we are of the opinion that the delay in filing the appeal cannot be condoned. The condonation application is, accordingly, dismissed. Consequently, the accompanying appeal also stands dismissed.

                           (Mohan Lal )                    (Dhiraj Singh Thakur)
                              Judge                                 Judge
Jammu
04.12.2021
Naresh