Citation : 2021 Latest Caselaw 1524 ALL
Judgement Date : 25 January, 2021
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 20 Case :- SERVICE SINGLE No. - 8867 of 2019 Petitioner :- Lekhraj Singh & Ors. Respondent :- State Of U.P. Thru. Prin. Secy., Finance & Ors. Counsel for Petitioner :- Vijay Kumar Counsel for Respondent :- C.S.C. Hon'ble Chandra Dhari Singh,J.
Heard learned counsel for the parties and perused the record.
The petition seeks issuance of a writ in the nature of certiorari quashing the Government Order No.Sa.3-15-87/Das-87-958/80 dated 23.07.1987 and also to command the respondents not to deduct the excess amount from the pension of the petitioners.
Learned counsel for the State has made a preliminary objection and submitted that, in effect, the petitioner is challenging Government Order dated 23.07.1987. No satisfactory reason has been given by the petitioner for the delay. The instant petition is nothing but gross misuse of process of law and the same deserves to be dismissed.
The Hon'ble Supreme Court in the case reported in 2009 (2) SCC 479, S.S. Balu and another vs. State of Kerala & others pleased to observe as under:
"It is also well settled principle of law that "delay defeats equity". The Government Order was issued on 15.01.2002. The appellants did not file any writ application questioning the legality and validity thereof. Only after the writ petitions filed by others were allowed and the State of Kerala preferred an appeal there against, they impleaded themselves as party-respondents. It is now a trite law that where the writ petitioner approaches the High Court after a long delay, reliefs prayed for may be denied to them on the ground of delay and laches irrespective of the fact that they are similarly situated to the other candidates who obtain the benefit of the judgment. It is, thus, not possible for us to issue any direction to the State of Kerala or the Commission to appoint the appellants at this stage."
Similarly, the Hon'ble Supreme Court in the matter of NDMC v. Pan Singh reported in (2007) 9 SCC 278 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 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, (2004) 1 SCC 347, U.P. Jal Nigam v. Jaswant Singh, (2006) 11 SCC 464 and Karnataka Power Corpn. Ltd. v. K. Thangappan, (2006) 4 SCC 322).
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, (1994) 6 SCC 524 and M.R. Gupta v. Union of India, (1995) 5 SCC 628).
18. In Shiv Dass v. Union of India this Court held: ((2007) 9 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 was not regarded as satisfactory explanation of the delay. In that case the petition has been dismissed for delay alone. (See also State of Orissa v. Arun Kumar Patnaik, (1976) 3 SCC 579).
"10. In the case of pension the cause of action actually continues from month to month. That, however, cannot be ground to overlook delay in filing the petition. It wold 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."
In view of the above, this Court do not find any good reason to interfere with the matter after the lapse of more than thirty years.
Accordingly, the writ petition is dismissed on the ground of delay.
Order Date :- 25.1.2021
VNP/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!