Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ramjee Dass Sharma And Ors vs Union Of India And Ors
2023 Latest Caselaw 15470 HP

Citation : 2023 Latest Caselaw 15470 HP
Judgement Date : 6 October, 2023

Himachal Pradesh High Court
Ramjee Dass Sharma And Ors vs Union Of India And Ors on 6 October, 2023
Bench: Sandeep Sharma
        IN THE HIGH COURT OF HIMACHAL PRADESH, SHIMLA




                                                                    .
                                        Execution Petition No.125 of 2019 with





                                       CMP No. 9375 of 2021 in CMP(M) No. 96
                                     of 2017 in Review Petition No. 71 of 2017





                                                 Date of Decision: 6.10.2023
    _____________________________________________________________________
                      1. Execution Petition No.125 of 2019

    Ramjee Dass Sharma and Ors.





                                                                      .........Petitioners
                                        Versus
    Union of India and Ors.
                                                                     .......Respondents


                           2.  CMP No. 9375 of 2021 in
                              CMP(M) No. 96 of 2017 in
                            Review Petition No. 71 of 2017

    Union of India and Ors.                                          .........Petitioners


                                        Versus
    Ramjee Dass & Ors.                                              ........Respondents




    Coram
    Hon'ble Mr. Justice Sandeep Sharma, Judge.
    Whether approved for reporting?





    For the petitioners:        Mr. Surinder     Saklani,       Advocate,        for     the
                                petitioners





    For the Respondents: Mr. Balram Sharma, Deputy Solicitor General of
                         India.
    ___________________________________________________________________________
    Sandeep Sharma, J. (Oral)

By way of instant execution petition, prayer has been made by

.

the petitioners for execution of judgment dated 5.5.2016, passed by the

coordinate Bench of this Court in CWP No. 8799 of 2011, titled Ramjee

Dass Sharma and Ors v. Union of India and Ors., whereby though

respondents were directed to re-draw the seniority list keeping in view the

seniority of the petitioners, i.e. the date on which, they would have

otherwise been promoted had the meeting of DPC been conducted in the

year, 2004, but interestingly, on the one pretext or the other, aforesaid

direction issued by this Court never came to be complied with.

Respondents neither implemented the mandate contained in the judgment

sought to be executed nor laid challenge to the same in the superior court,

as a result thereof, same has attained finality.

2. Record reveals that though LPA was filed by the respondents

against the aforesaid judgment, but same was withdrawn. This Court finds

from the record that as many as four contempt petitions bearing COPC Nos.

25 of 2017, 31 of 2018, 194 of 2018 and 77 of 2019 came to be filed, but

in all the contempt petitions, assurance came to be given to the court that

mandate contained in the judgment shall be complied with. In COPC No.

31 of 2018, Mr. Shekhar Chander Sharma, Area Organizer, MTC, SSB

Shimla, made a statement before the court that direction contained in

judgment dated 5.5.2016, passed in CWP No. 8799 of 2011, titled Ramjee

.

Dass Sharma and Ors. v. Union of India and others, shall positively be

implemented within six weeks, subject to the outcome of the order passed

in Review Petition No. 71 of 2017, which came to be filed after an inordinate

delay of one year. It may be noticed that review petition as detailed herein

was barred by limitation, but before application under Section 5 of the

Limitation Act could be decided, same was dismissed in default for want of

prosecution. After four years of passing of the order, thereby dismissing

the petition for want of prosecution, respondent filed an application under

Order 9 Rule 4 CPC, which is still pending adjudication. Since no plausible

explanation ever came to be rendered on record qua the inordinate delay in

filing the application under Order 9 Rule 4 CPC, praying therein to set-

aside order of non-prosecution, passed in Review Petition No. 71 of 2017,

this court dismissed the afore application. In view of afore subsequent

developments, judgment sought to be executed has attained finality. Vide

order dated 28.6.2019 passed in COPC No. 77 of 2019, again this court

directed the respondents to comply with the mandate contained in the

judgment dated 5.5.2016, passed in the writ petition. Most importantly, in

the aforesaid judgment, this Court clarified that review petition having been

filed by the respondent herein already stands dismissed on account of non-

prosecution and as such, there was no occasion for the learned Additional

.

Registrar Judicial to grant further time to take steps for the service of

unserved respondents, but yet respondents continued to pursue those

proceedings by way of filing one application or the other by taking steps for

the unserved respondents.

3. Pursuant to aforesaid order dated 28.7.2019, passed in COPC

No. 77 of 2019, respondent filed compliance report Annexure E-12, stating

therein that vide order dated 23.7.2019, mandate contained in the

judgment sought to be executed stands duly complied with.

4. Mr. Surinder Saklani, Advocate, appearing for the petitioners

while making this court peruse order dated 23.7.2019, passed in purported

compliance of the mandate contained in the judgment sought to be

executed vis-à-vis direction contained in the judgment sought to be

executed vehemently argued that petitioners instead of complying with the

mandate contained in the judgment sought to be executed has again

attempted to hoodwink the court by twisting the facts. He further

submitted that bare perusal of order dated 23.7.2019, clearly reveals that

an attempt has been made by the department to reopen the entire case

which otherwise stands finally decided.

5. Per contra, Mr. Balram Sharma, learned Deputy Solicitor

.

General of India, appearing for Union of India, while referring to order dated

23.7.2019, vehemently argued that mandate contained in the judgment

sought to be executed stands duly complied with and as such, nothing

remains to be adjudicated in the instant proceedings. Mr. Balram Sharma,

states that since in terms of mandate contained in the judgment alleged to

have been violated, detailed order dated 23.7.2019, has been passed,

thereby giving reasons for not considering the case of the petitioner,

present petition deserves outright rejection. While placing reliance upon

the judgment passed by the Hon'ble Apex Court in J.S. Parihar v. Ganpat

Duggar and Ors, AIR 1997 SC 113 and 1996 6 SCC 291 and Shri

Purander Sharma v. State of Himachal Pradesh and another, passed by

the Division Bench of this Court in Execution Petition No. 22 of 2018 on

12.11.2021, Mr. Balram, made serious attempt to persuade this Court to

agree with his contention that appropriate remedy, if any, left for the

petitioners at this stage is to lay the challenge to order dated 23.7.2019, by

way of substantive writ or other appropriate remedies. He stated that with

the passing of order dated 23.7.2019, fresh cause of action, if any, has

accrued to the petitioners and as such, they are entitled to file appropriate

proceedings before the appropriate court of law for redressal of their

.

grievance, if any.

6. Having heard learned counsel for the parties and perused the

material available on record, especially order dated 23.7.2019, passed in

purported compliance of the mandate contained in the judgment alleged to

have been violated, this Court is persuaded to agree with Mr. Surinder

Saklani, learned counsel for the petitioners that mandate contained in the

judgment sought to be executed has not been complied with, rather

authority concerned while passing order dated 23.7.2019, has attempted to

prove that judgment sought to be executed is bad in law and as such,

cannot be given effect to. Though learned Deputy Solicitor General of

India, vehemently argued that mandate contained in the judgment sought

to be executed stands duly complied with on account of passing of order

dated 23.7.2019, but such submission of him deserves outright rejection

for the reason that this court while passing judgment sought to be executed

gave positive direction to the respondents to re-draw the seniority list

keeping in view the seniority of the petitioners taking into consideration the

date on which they would have been otherwise promoted, had the meeting

of DPC been conducted in the year, 2004.

7. Precisely, the grouse of the petitioners as was raised in the

.

CWP No. 8799 of 2011 was that though they had become entitled for

promotion to the post of Assistant Commandant w.e.f. 2004, but

department failed to convene DPC in that relevant year for promotion, as a

result thereof, great prejudice has been caused to the petitioners.

8. Having taken note of the pleadings adduced on record by the

respective parties in the aforesaid writ petition, coordinate Bench of this

Court arrived at a definite conclusion that respondents fell in grave error by

not conducting DPC for the promotion of the petitioners in the year, 2004,

when actually they had become eligible to be promoted to the post of

Assistant Commandant. In the aforesaid background, this Court directed

the respondents to re-draw the seniority list keeping in view the seniority of

the petitioners taking into consideration the date on which petitioners

would have been otherwise promoted had the department convened

meeting of DPC in the year, 2004. Interestingly, now Union of

India/respondent by way of passing of order dated 23.7.2019, though has

nowhere made an attempt to redraw the seniority list, but has categorically

observed that since petitioners were not eligible to be promoted in the year,

2004, there is no question of re-drawing the seniority on the basis of DPC,

if convened in the year, 2004. As has been observed herein above,

department has virtually attempted to prove by passing order dated

.

23.7.2019, that judgment sought to be executed is not based upon the

proper facts and law, but respondents definitely cannot be permitted to

claim the same in these proceedings. If respondents were not satisfied with

the judgment sought to be executed, proper remedy for them was to file LPA

before the Division Bench of this Court. Though in the instant case, LPA

was filed, but same was withdrawn. After one year of passing of the

judgment sought to be executed, review petition was filed, but interestingly,

that was not pursued properly, as a result thereof, same was dismissed for

non prosecution. It took almost four years for the respondents to file an

application under Order 9 Rule 4 CPC for setting aside order, whereby their

review petition was dismissed for non-prosecution. Though this Court

while passing order dated 28.6.2019, whereby contempt petition No. 77 of

2019, having been filed by the petitioners came to be allowed, observed that

review petition having been filed by the respondents stands dismissed for

non-prosecution, but yet, execution of the judgment sought to be executed

was delayed on the pretext that review petition having been filed by the

respondents is still pending adjudication.

9. This Court is compelled to observe that respondents

successfully hoodwinked this court for more than seven years on one

pretext or the other, repeated assurances/undertakings were given to

.

implement the mandate contained in the judgment sought to be executed

but till date, nothing has been done. Now in the purported compliance of

judgment sought to be executed, one order dated 23.7.2019, has been

passed, wherein there is nothing to suggest that in terms of mandate

contained in the judgment alleged to have been violated, seniority list, if

any, ever, came to be re-drawn, rather entire thrust is to prove that

direction contained in the judgment sought to be executed could not have

been issued/passed by the court because at that time, there was no

vacancy. This court is not required to go into the question whether in year

2004, there was any vacancy or not, especially when the court after having

perused record has already held the petitioners entitled to be considered for

promotion to the higher post of Assistant Commandant in the year 2004.

Even otherwise, in light of positive direction issued by the court, calling

upon the respondents to re-draw the seniority list, respondents had no

option, but to re-draw the seniority list taking note of the

observation/findings given in the judgment sought to be executed. Apart

from above, at no point of time, direction, if any, ever came to be issued by

the court to the respondents while passing judgment sought to be executed

that case of the petitioner be considered and as such, there is no force in

the submissions of learned Deputy Solicitor General of India, that case of

.

the petitioners has been considered and rejected by the department.

10. Reliance placed by learned Deputy Solicitor General of India,

on the judgments in J.S. Parihar v. Ganpat Duggar and Ors and Shri

Purander Sharma v. State of Himachal Pradesh and Anr., is wholly mis-

placed because in both the cases facts were altogether different. In the

cases before the Hon'ble Apex Court as well as this court, vide judgment

sought to be executed or alleged to have been violated, direction was issued

to the concerned department/authority to consider the case of the

petitioners. Hon'ble Apex Court as well as Division Bench of this Court

having taken note of the consideration order passed in purported

compliance of the directions contained in the aforesaid judgment rightly

ordered that passing of the consideration order has given fresh cause of

action to the petitioners and being aggrieved, they can always file

appropriate proceedings before the appropriate court of law, however in the

instant case, no direction ever came to be issued to the respondents to pass

consideration order, rather positive direction to redraw the seniority list,

came to be issued and as such, respondents had no option, but to do the

needful in terms of the positive mandate contained in the judgment sought

to be executed.

11. Needless to say, after passing of order/judgment, party

.

aggrieved thereof, has two options; 1.) to implement the mandate contained

in the judgment sought to be executed and; 2.) lay challenge to the same in

the superior court of law. In the case at hand, though LPA was filed laying

therein challenge to mandate contained in the judgment sought to be

executed, but same was withdrawn. Similarly, review petition, which was

filed beyond the prescribed period of limitation, also stands dismissed for

non prosecution. Since mandate contained in the judgment sought to be

executed has attained finality, respondent department is under obligation

to implement the same, but definitely they cannot be permitted to sit over

the matter for years together. It is glaring case where repeatedly, efforts

came to be made by the respondents to defeat the mandate contained in

the judgment alleged to have been violated on one pretext or the other.

12. Consequently, in view of the above, this court finds merit in the

present petition and accordantly same is allowed and respondents are

directed to implement the judgment forthwith expeditiously, preferably,

within two weeks, failing which petitioners shall file an application, stating

therein details of property of the department as well as salary being drawn

by the erring officials, enabling this Court to pass appropriate order for

attachment of the property of the department as well as salary of the erring

officials. Present petition is disposed of in the aforesaid terms, alongwith

.

pending applications, if any.

2. CMP No. 9375 of 2021 in CMP(M) No. 96 of 2017

in Review Petition No. 71 of 2017

13. By way of instant application filed under Order 9 Rule 4 read

with Section 151 CPC, prayer has been made by the

applicants/petitioners/Union of India, for recalling of order dated

14.7.2017, whereby review petition having been filed by the

applicants/petitioners came to be dismissed for want of prosecution.

14. Reply to the application stands filed by the non-

applicants/respondents, wherein prayer made in the application has been

opposed on the ground that there is an inordinate delay in filing the

application and there is no plausible explanation qua the same.

15. Having heard learned counsel for the parties and perused

material available on record this Court finds that non-applicant/petitioners

filed CWP No. 8799 of 2011, seeking therein direction to the

applicants/petitioners to consider them for the promotion to the post of

Assistant Commandant in the year, 2004, when respondents No.1 and 2

failed to hold the DPC for promotion of the petitioners to the post of

Assistant Commandant despite availability of vacancy and their eligibility.

16. Coordinate Bench of this Court vide judgment dated 5.5.2016,

.

directed the respondents to quash the seniority list and directed the

respondents to redraw the seniority list. Since aforesaid direction was

never complied with, non-applicants herein were compelled to file as many

as five contempt petitions and in all the contempt petitions, repeated

assurances came to be given to this Court that judgment is being complied

with. Applicants/petitioners filed review petition No. 71 of 2017, but since

same was barred by limitation, CMP(M) No. 96 of 2017, came to be filed,

however, in the aforesaid application, despite repeated opportunities

granted to the applicants, no steps were taken for the service of the

respondents and as such, this Court vide order dated 14.7.2017, while

granting one week time to the applicant/petitioner to take steps for the

service of the respondents, ordered that in case steps are not taken within

the stipulated time, application shall stand dismissed automatically for

non-prosecution without further reference to the Court. Even after one year

of passing of the aforesaid order dated 14.7.2017, no steps were taken and

on 9.5.2018, learned Deputy Solicitor General of India, apprised this Court

that steps are being taken for recalling order dated 14.7.2017, however,

fact remains that present application under Order 9 Rule 4 CPC came to be

filed after four years of passing of order dated 14.7.2017. Since aforesaid

application was barred by the limitation, another application bearing

.

CMP(M) No. 593 of 2021, came to be filed alongwith CMP(M) No. 96 of

2017.

17. If the averments contained in the applications are perused in

its entirety, no plausible explanation can be said to have been rendered on

record qua the inordinate delay in filing of the application under Order 9

Rule 4 for recalling of order dated 14.7.2017, whereby review petition

having been filed by the petitioners was ordered to be dismissed in default

for not taking the steps for the service of the respondents. Though it has

been stated in the application that applicant/petitioner was not in the

know of the order dated 14.7.2017, whereby an application under Section 5

of the Limitation Act filed alongwith review petition, was dismissed for want

of prosecution, but such plea taken is totally contrary to the record because

after passing of order dated 14.7.2017, repeatedly, matter came to be listed

before this court, may be in different proceedings. It is not in dispute that

repeatedly, contempt petitions were filed by the non-applicants/petitioners

for implementation of judgment dated 5.5.2016, wherein specific reference

was made to the dismissal of the review petition on account of non-

prosecution in terms of order dated 14.7.2017. Moreover, record clearly

reveals that on 9.5.2018, the then, learned Assistant Solicitor General of

India, stated before the court that he shall take steps for recalling of order

.

dated 14.7.2017, meaning thereby, factum with regard to passing of order

dated 14.7.2017, was very much in the knowledge of the department on

9.5.2018. If it is so, even then, present application under Order 9 Rule 4

CPC was not filed, rather same was filed in the year, 2021.

18. Having perused averments contained in the applications as

well as other material available on record, this Court is convinced and

satisfied that no plausible explanation has been rendered on record,

enabling this Court to condone the inordinate delay in filing the application

filed under Order 9 Rule 4 CPC, for setting aside ex-parte order, whereby

application under Section 5 of the Limitation Act for condoning the delay in

maintaining the review petition was dismissed for non-prosecution.

19. Consequently, in view of the above, present application fails

and dismissed accordingly.

    October 6, 2023                                             (Sandeep Sharma),
          (manjit)                                                   Judge






 

 
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