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 3, Cited by 1]

Madhya Pradesh High Court

The State Of Madhya Pradesh vs Ramprakash Tyagi on 23 June, 2021

Equivalent citations: AIRONLINE 2021 MP 853

Author: Sheel Nagu

Bench: Sheel Nagu

                                     1               WA 353/2021

                The High Court of Madhya Pradesh
                         WA 353 of 2021
         (State of M.P. & Ors. Vs. Ramprakash Tyagi)
Gwalior dated 23.06.2021

      Shri MPS Raghuvanshi, Learned Additional Advocate

General for appellants/State.

      None for respondent.

This intra-court appeal preferred u/S.2(1) of Madhya Pradesh Uccha Nayalaya (Khand Nyayapeeth Ko Appeal) Adhiniyam, 2005, assails the final order dated 01.05.2017 passed in Writ Petition No.2794/2017 by the learned Single Judge in favour of respondent/pensioner while exercising power of judicial review u/Art.226 of the Constitution restraining the State and its functionaries from recovering excess payment made to respondent/pensioner during his service tenure by relying upon the ratio laid down by the Apex Court in the case of "State of Punjab & Others Vs. Rafiq Masih (White Washer) etc. [(2015) 4 SCC 334]".

The present appeal has been preferred as per Office note with a delay of 967 days condoantion of which is sought by the State by filing IA.4528/2021.

The reason assigned for seeking condonation of delay is that after the foundational order was passed in WP No.2794/2017 on 01.05.2017, the State preferred RP No.1853/2018 which was also dismissed on merits on 28.01.2019 with cost. Thereafter, permission to file this appeal was granted by the Department of 2 WA 353/2021 Law by letter dated 01.05.2020. Whereafter, it reveals from IA that OIC was appointed on 13.05.2020. Further, the IA discloses that cost of Rs.10,000/- subject to which the review petition was dismissed, was deposited on 17.03.2021 and soon thereafter on 23.03.2021 this Writ Appeal was filed. In this factual background, the State and its functionaries pray for condonation of delay of 967 days.

A close scrutiny of the contents of IA.4528/2021 elicits that after obtaining sanction from the Law Department on 01.05.2020 to file the appeal, there was a long time gap of about ten and a half months till filing of appeal on 23.03.2021 which is unexplained.

From reading of appeal, it appears that the same is filed to obtain a certificate order/stamp of approval of the Higher Forum so as to absolve the competent executive authority for explaining as to why all the available remedies before the Higher Judicial Forum were not exhausted. The Apex Court in one of it's recent pronouncements in ''State of Madhya Pradesh & others Vs. Bherulal (Special Leave Petition (C) Diary No.9217, 2020, decided on 15/10/2020'' in a case arising from this High Court has come down heavily on the State of M.P. and has declined to condone the delay by dismissing the State SLP with cost. The relevant portion of the said judgment is reproduced below for ready reference and convenience:-

"2. We are constrained to pen down a detailed order as it appears that all our counseling to Government and Government authorities have 3 WA 353/2021 fallen on deaf ears i.e., the Supreme Court of India cannot be a place for the Governments to walk in when they choose ignoring the period of limitation prescribed. We have raised the issue that if the Government machinery is so inefficient and incapable of filing appeals/petitions in time, the solution may lie in requesting the Legislature to expand the time period for filing limitation for Government authorities because of their gross incompetence. That is not so. Till the Statute subsists, the appeals/petitions have to be filed as per the Statues prescribed.
3. No doubt, some leeway is given for the Government inefficiencies but the sad part is that the authorities keep on relying on judicial pronouncements for a period of time when technology had not advanced and a greater leeway was given to the Government (Collector, Land Acquisition, Anantnag & Anr vs. Mst. Katiji & Ors. (1987) 2 SCC 107). This position is more than elucidated by the judgment of this Court in Office of the Chief Post Master General & Ors. v. Living Media India Ltd. & Anr. (2012) 3 SCC 563 where the Court observed as under:
"12) It is not in dispute that the person(s) concerned were well aware or conversant with the issues involved including the prescribed period of limitation for taking up the matter by way of filing a special leave petition in this Court. They cannot claim that they have a separate period of limitation when the Department was possessed with competent persons familiar with court proceedings. In the absence of plausible and acceptable explanation, we are posing a question why the delay is to be condoned mechanically merely because the Government or a wing of the Government is a party before us.

Though we are conscious of the fact that in a matter of condonation of delay when there was no gross negligence or deliberate inaction or lack of bonafide, a liberal concession has to be adopted to 4 WA 353/2021 advance substantial justice, we are of the view that in the facts and circumstances, the Department cannot take advantage of various earlier decisions. 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.

13) 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 bonafide 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 redtape 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.

Considering the fact that there was no proper explanation offered by the Department for the delay except mentioning of various dates, according to us, the Department has miserably failed to give any acceptable and cogent reasons sufficient to condone such a huge delay."

Eight years hence the judgment is still unheeded!

4. A reading of the aforesaid application shows that the reason for such an inordinate delay is stated to be only "due to unavailability of the documents and the process of arranging the documents". In paragraph 4 a reference has 5 WA 353/2021 been made to "bureaucratic process works, it is inadvertent that delay occurs".

5. A preposterous proposition is sought to be propounded that if there is some merit in the case, the period of delay is to be given a go-by. If a case is good on merits, it will succeed in any case. It is really a bar of limitation which can even shut out good cases. This does not, of course, take away the jurisdiction of the Court in an appropriate case to condone the delay.

6. We are also of the view that the aforesaid approach is being adopted in what we have categorized earlier as "certificate cases". The object appears to be to obtain a certificate of dismissal from the Supreme Court to put a quietus to the issue and thus, say that nothing could be done because the highest Court has dismissed the appeal. It is to complete this formality and save the skin of officers who may be at default that such a process is followed. We have on earlier occasions also strongly deprecated such a practice and process. There seems to be no improvement. The purpose of coming to this Court is not to obtain such certificates and if the Government suffers losses, it is time when the concerned officer responsible for the same bears the consequences. The irony is that in none of the cases any action is taken against the officers, who sit on the files and do nothing. It is presumed that this Court will condone the delay and even in making submissions, straight away counsels appear to address on merits without referring even to the aspect of limitation as happened in this case till we pointed out to the counsel that he must first address us on the question of limitation.

7. We are thus, constrained to send a signal and we propose to do in all matters today, where there are such inordinate delays that the Government or State authorities coming before us must pay for wastage of judicial time which has its own value. Such costs can be recovered from the officers responsible.

8. Looking to the period of delay and the 6 WA 353/2021 casual manner in which the application has been worded, we consider appropriate to impose costs on the petitioner State of Rs.25,000/- (Rupees twenty five thousand) to be deposited with the Mediation and Conciliation Project Committee. The amount be deposited in four weeks. The amount be recovered from the officers responsible for the delay in filing the special leave petition and a certificate of recovery of the said amount be also filed in this Court within the said period of time.

9. The special leave petition is dismissed as time barred in terms aforesaid.

10. We make it clear that if the aforesaid order is not complied within time, we will be constrained to initiate contempt proceedings against the Chief Secretary.

11. A copy of the order be placed before the Chief Secretary, State of Madhya Pradesh."

In view of above and the fact that there is no explanation for the time gap of ten and a half months, the present appeal is time barred and suffers from unexplained inordinate delay of 967 days and as such is dismissed in limine declining interference.

                 (Sheel Nagu)                                     (Anand Pathak)
                    Judge                                             Judge


MKB




MAHENDRA Digitally signed by MAHENDRA KUMAR BARIK DN: c=IN, o=HIGH COURT OF MADHYA PRADESH BENCH GWALIOR, ou=HIGH COURT KUMAR OF MADHYA PRADESH BENCH GWALIOR, postalCode=474011, st=Madhya Pradesh, 2.5.4.20=f592da990684fe30f8e1e29a4a1a9e345 1ee450d883083a8e4cc8020eee6f7cb, BARIK cn=MAHENDRA KUMAR BARIK Date: 2021.06.24 11:39:08 +05'30'