Sunday, 19, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Cooperative Cane Development ... vs Sayeed Ahmad And 2 Others
2015 Latest Caselaw 1635 ALL

Citation : 2015 Latest Caselaw 1635 ALL
Judgement Date : 5 August, 2015

Allahabad High Court
Cooperative Cane Development ... vs Sayeed Ahmad And 2 Others on 5 August, 2015
Bench: Dhananjaya Yeshwant Chandrachud, Chief Justice, Yashwant Varma



HIGH COURT OF JUDICATURE AT ALLAHABAD
 
 

Chief Justice's Court                                                                              AFR
 

 
Case :- SPECIAL APPEAL DEFECTIVE No. - 537 of 2015
 

 
Appellant :- Cooperative Cane Development Union Ltd. Thru. Secy.
 

 
Respondents :- Sayeed Ahmad And 2 Others
 

 
Counsel for Appellant :- Ravindra Singh
 

 
Counsel for Respondents :- C.S.C., Bhuwan Raj
 

 
Hon'ble Dr Dhananjaya Yeshwant Chandrachud, Chief Justice
 
Hon'ble Yashwant Varma, J
 

 
	The special appeal arises from a judgment and order of the learned Single Judge dated 22 May 2015 by which an earlier order dated 4 May 2015 was recalled.
 

 
	The first respondent, who was the original petitioner, was removed from service after a disciplinary enquiry by an order dated 20 November 1997. A direction for the recovery of an amount of Rs 21,05,626.93 from the first respondent was also issued. Against the said order, the first respondent preferred a writ petition1, wherein an interim order was passed on 8 January 1998 staying the operation of the order dated 20 November 1997. In compliance of the order dated 8 January 1998, the petitioner was reinstated in service with continuity. However, the Joint Cane Commissioner, Saharanpur was appointed as Inquiry Officer to reexamine the matter again. The Inquiry Officer submitted his inquiry report on 16 August 2000. A show cause notice was issued to the first respondent on 13 September 2000 along with a copy of the enquiry report. The first respondent was directed to submit his explanation within fifteen days. From the record, it appears that the first respondent neither submitted any reply to show cause notice nor did he submit his explanation. On the basis of the material on record, the first respondent was found to be guilty of  embezzlement of an amount of Rs 21,05,626.93. At this stage, it is necessary to mention that the first respondent had retired from service on 30 September 2000. Hence, approval was sought from the Governor for the recovery of the said amount from his retiral dues and for deduction of an amount equivalent to 50 percent of his pension. After the approval of the Governor on 18 November 2003,  an order dated 25 May 2004/2 June 2004 was passed by the Cane Commissioner, Lucknow for the recovery of an amount of Rs 21,05,626.93 from the retiral dues, i e gratuity and encashment and for the deduction of 50 percent of the amount of his pension. The first respondent filed a writ petition2 in order to challenge the order dated 25 May 2004/2 June 2004. The writ petition was disposed of by the learned Single Judge on 4 May 2015 on the ground that an alternate remedy of a departmental appeal was available. The judgment dated 4 May 2015 reads as follows:
 
	"Heard learned counsel for the petitioner and Shri Ravindra Singh, learned counsel for the contesting respondents.
 
	Shri Ravindra Singh, learned counsel for the respondents has raised a preliminary objection regarding maintainability of the present writ petition on the ground that the petitioner has got alternative efficacious remedy of departmental appeal before the next higher authority, and thereafter revision before the State Government under Rule 11 and 13 of the U.P. Government Servants (Discipline and Appeal) Rules, 1999. He has further remedy available before the U.P. Public Service Tribunal. He has relied upon a Division Bench judgment of this Court in Manvendra Misra vs. Gorakhpur University LAWS (All)-2000-1-141 in support of his submission.
 
	The present writ petition is pending since the year 2005.
 
	In view of the above, without expressing any opinion on the merits of the issue and considering the facts and circumstances of the case, this writ petition is disposed of finally with a direction that if the petitioner files an appeal against the impugned order within 15 days' from today, the Principle Secretary, Cane Development and Sugar Industry, U.P. Lucknow will decide the appeal on the merits, ignoring the delay in filing the appeal within next two months.
 
Order Date :- 4.5.2015" 
 

 
	A recall application3 was filed by the first respondent. By an order dated 22 May 2015, the learned Single Judge allowed the recall application observing that an interim order was passed on 16 September 2014 and that the disposal of the writ petition on the ground of alternate remedy, nearly ten years after it was filed, would cause irreparable loss and injury to the first respondent who is aged about 75 years. Holding that sufficient cause for recalling the order was shown, the earlier order was recalled.
 
	The submission which has been urged on behalf of the appellant is that once the learned Single Judge by an order dated 4 May 2015 dismissed the writ petition upholding the preliminary objection to its maintainability on the ground of availability of an alternative remedy, a recall application was not maintainable. If the first respondent was aggrieved by the order dated 4 May 2015, he could have filed either an appeal or applied for a review of the order by moving an application under Order 47 of the Code of Civil Procedure, 1908. 
 
	On the other hand, the learned counsel appearing on behalf of the first respondent has supported the reasoning of the learned Single Judge and submitted that the dismissal of the writ petition on 4 May 2015 was not on merits and, hence, a recall application was maintainable. 
 
	The order dated 4 May 2015 passed by the learned Single Judge upheld the preliminary objection to the maintainability of the writ petition. The petition was disposed of by observing that the first respondent had an alternate remedy of an appeal under the U P Government Servants (Discipline and Appeal) Rules, 1999. The order dated 4 May 2015, therefore, makes it abundantly clear  that the disposal of the writ petition was not in default or for want of prosecution but was a disposal upholding the preliminary objection on the ground of an alternate remedy. In this view of the matter, it was clearly not open to the learned Single Judge to pass an order recalling the earlier order, on a recall application. The remedy of the first respondent against the order dated 4 May 2015 was either to file a  substantive special appeal (if such a special appeal was maintainable under Chapter VIII Rule 5 of the Allahabad High Court Rules, 1952) or to seek a review of the order on such grounds as are available in law. The recall application was clearly not maintainable and such an application could not have been entertained. 
 
	For these reasons, we allow the special appeal and set aside the impugned judgment and order of the learned Single Judge dated 22 May 2015 in Civil Misc Recall Application No 160214 of 2015. However, we leave it open to the first respondent to adopt such remedies as are available to him in law in respect of the order dated 4 May 2015.
 
	The special appeal is accordingly disposed of. There shall be no order as to costs.
 
Order Date :- 5.8.2015
 
AHA
 
(Dr D Y Chandrachud, CJ)
 
   
 
(Yashwant Varma, J)    
 

 

 
Chief Justice's Court
 

 
C M Delay Condonation Application No 257302 of 2015
 
Re:
 

 
Case :- SPECIAL APPEAL DEFECTIVE No. - 537 of 2015
 

 
Appellant :- Cooperative Cane Development Union Ltd. Thru. Secy.
 
Respondent :- Sayeed Ahmad And 2 Others
 
Counsel for Appellant :- Ravindra Singh
 
Counsel for Respondent :- C.S.C.,Bhuwan Raj
 

 
Hon'ble Dr. Dhananjaya Yeshwant Chandrachud,Chief Justice
 
Hon'ble Yashwant Varma,J.

The delay of 43 days in filing the special appeal is condoned since sufficient cause has been shown in the affidavit filed in support of the application for condonation of delay.

The application stands disposed of. There shall be no order as to costs.

Order Date :- 5.8.2015

AHA

(Dr D Y Chandrachud, CJ)

(Yashwant Varma, J)

 

 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 
 
Latestlaws Newsletter