Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ganeshi Singh vs Delhi Transport Corporation
2012 Latest Caselaw 5868 Del

Citation : 2012 Latest Caselaw 5868 Del
Judgement Date : 28 September, 2012

Delhi High Court
Ganeshi Singh vs Delhi Transport Corporation on 28 September, 2012
Author: Rajiv Sahai Endlaw
*     IN THE HIGH COURT OF DELHI AT NEW DELHI

                                   Date of decision: 28th September, 2012

+                        LPA No.664/2012

%     GANESHI SINGH                                      ....Appellant.
                   Through:            Mr. Madhu Mukul Tripathi, Adv.

                                   Versus

    DELHI TRANSPORT CORPORATION            ..... Respondent
                  Through: Ms. Latika Chaudhary for Ms.
                           Avnish Ahlawat, Adv.
CORAM :-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J.

1. This Intra-Court appeal impugns the order dated 8th August, 2012 of the learned Single Judge dismissing W.P.(C) No.4583/2011 preferred by the appellant. We have heard the counsel for the appellant.

2. The appellant was employed as an Assistant Storekeeper with the respondent DTC and was vide order dated 15th November, 1999 of the Disciplinary Authority of the respondent DTC inflicted with punishment of "stoppage of his next due two increments with cumulative effect" and of recovery of Rs.748/-. The appellant preferred a departmental appeal which was rejected on 31st August, 2001. The appellant did not pursue the matter further till his retirement from DTC on 31 st August, 2005. Post retirement, the appellant, in or about the year 2006 filed an application before the Industrial Tribunal seeking restoration of two increments withheld vide

order dated 15th November, 1999 aforesaid. The respondent DTC filed a reply to the said application, also controverting the very maintainability thereof. The appellant withdrew the said application (LCA No.133/2006) on 14th February, 2007 and filed an application (LCA No.8/2007) under Section 33 C (2) of the Industrial Disputes Act, 1947 claiming arrears on account of the two increments withheld vide order dated 15th November, 1999 supra as well as recovery of Rs.748/- deducted in terms of the said order from his emoluments. The said application was dismissed by the Labour Court vide order dated 4th March, 2010 holding inter alia that there could be no determination of rights in an application under Section 33 C (2) of the Act.

3. It is thereafter that the appellant filed the writ petition from which this appeal arises. In the said writ petition, the order dated 4th March, 2010 aforesaid of the Labour Court was not impugned; on the contrary the order dated 15th November, 1999 of the Disciplinary Authority of the respondent DTC was challenged.

4. The learned Single Judge, and in our opinion rightly, has held the writ petition to be belated and thus not maintainable.

5. It is apparent from the facts set-out above that the appellant had allowed the order dated 15th November, 1999 and the order of dismissal of appeal thereagainst to attain finality and could not, after ten years and after six years of his retirement be permitted to challenge the same. Though the counsel for the appellant has argued that the appellant was misguided into filing the applications aforesaid before the Industrial Adjudicator but even if

the time taken therein is to be excluded, it cannot be lost sight of the fact that the first application before the Industrial Adjudicator itself was filed in the year 2006 i.e. after five years of the rejection of the appeal and after one year of the retirement. There is no explanation whatsoever for the said delay.

6. The Supreme Court as far back as in State of Madhya Pradesh Vs. Nandlal Jaiswal (1986) 4 SCC 566 had observed that the power of the High Court to issue an appropriate writ under Article 226 of the Constitution is discretionary and the High Court in exercise of its discretion does not ordinarily assist the tardy and the indolent of the acquiescent and the lethargic. It was further observed that the evolution of the rule of laches and delay is premised upon a number of factors and is applicable even if the State action complained of is unconstitutional or illegal.

7. We therefore do not find any merit in this appeal and dismiss the same.

No costs.

RAJIV SAHAI ENDLAW, J

CHIEF JUSTICE

SEPTEMBER 28, 2012 pp

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter