Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohit Sondhi vs High Court Of Delhi & Anr.
2010 Latest Caselaw 2720 Del

Citation : 2010 Latest Caselaw 2720 Del
Judgement Date : 21 May, 2010

Delhi High Court
Mohit Sondhi vs High Court Of Delhi & Anr. on 21 May, 2010
Author: Sanjay Kishan Kaul
        *                IN THE HIGH COURT OF DELHI AT NEW DELHI

                                                    Reserved on      : 12.05.2010
        %                                           Date of decision : 21.05.2010


        +                     WP (C) No.3249/2010


        ARVIND KUMAR                            ......      ...       ...       ...PETITIONER

                             Through :          Mr.V.Shekhar,      Sr.Adv.             with
                                                Mr.S.Ganesh,      Ms.D.Jain            and
                                                Mr.Jatin Rajput, Advocates

                                         -VERSUS-


        HIGH COURT OF DELHI & ANR. ...                    ...       ...       RESPONDENTS

                             Through :          Mr.Viraj R.Datar, Adv. for R-1.

                                                Ms.Zubeda Begum, Adv. for R-2

                                                AND

        +                     WP (C) No.3250/2010


        MOHIT SONDHI                            ......      ...       ...       ...PETITIONER

                             Through :          Mr.V.Shekhar,      Sr.Adv.             with
                                                Mr.S.Ganesh,      Ms.D.Jain            and
                                                Mr.Jatin Rajput, Advocates

                                         -VERSUS-


        HIGH COURT OF DELHI & ANR. ...                    ...       ...       RESPONDENTS

                             Through :          Mr.Viraj R.Datar, Adv. for R-1.

                                                Ms.Zubeda Begum, Adv. for R-2


        CORAM:
        HON'BLE MR. JUSTICE SANJAY KISHAN KAUL
        HON'BLE MS. JUSTICE VALMIKI J. MEHTA


        Whether the Reporters of local papers
        may be allowed to see the judgment?                             NO

        To be referred to Reporter or not?                              NO

_____________________________________________________________________________________________
WPC No.3249/2010 and WPC No.3250/2010                                            Page 1 of 3
         Whether the judgment should be                                  NO
        reported in the Digest?


        SANJAY KISHAN KAUL, J.

1. These two writ petitions were filed only on 10.05.2010 in

respect of the recruitment process started in 2008 which

was completed by declaration of results in May 2009, in

respect of Delhi Judicial Service Examination, 2008. The

candidates already stand appointed in July and

September, 2009.

2. The case of the petitioners is predicated on the same

plea as raised in WP(C) No.10787/2009. These matters

were heard along with the said petition on the same

grounds subject to the plea raised by learned counsel for

the respondents of delay and laches in these two

petitions. The said writ petition being WP(C)

No.10787/2009 has been dismissed by a separate order

pronounced by us today and thus these two writ

petitions would also not survive on merits.

3. We would like to note that in these two cases, the

further impediment in the way of the petitioners is

inordinate delay and laches in approaching the court.

This aspect has been discussed in WP(C) No.10787/2009

and applies with much more force in the present cases

where the petitioners have further slept over the matters

from May, 2009 to May, 2010 for a period of one year

during which time the process of recruitment for Delhi

Judicial Service Examination, 2009 has already _____________________________________________________________________________________________

commenced, substantially proceeded ahead, preliminary

examination held and results declared with the main

examination scheduled to be held in June, 2010. The

fact of the petitioners being wiser in view of the

pronouncement of the Supreme Court in Ramesh Kumar

v.High Court of Delhi & Anr.; 2010 (2) SCALE 86 (=2010

3 SCC 104) would not come to the aid of the petitioners

since the petitioners cannot rest their fate or plead

inaction as no bar on the basis of a subsequent

judgment rendered in another case and even that

judgment was pronounced on 01.02.2010.

4. The writ petitions are dismissed leaving the parties to

bear their own costs.

SANJAY KISHAN KAUL, J.

        MAY 21, 2010                                    VALMIKI J.MEHTA, J.
        dm




_____________________________________________________________________________________________

 
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 : IJJ

 
 
Latestlaws Newsletter