Citation : 2025 Latest Caselaw 667 Jhar
Judgement Date : 9 July, 2025
2025:JHHC:18385-DB
IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No.400 of 2024
With
I.A. No.972 of 2025
-----
Binod Kumar Sharma, S/o Late Ram Krishna Sharma, R/o Punjabi Mohalla, P.O. & P.S. Katras, District-Dhanbad.
.......... Appellant.
-Versus-
1. The Bharat Coking Coal Ltd., through its Chairman-cum-Managing Director, Koyla Bhawan, Koyla Nagar, Dhanbad.
2. The Director (Personnel), Bharat Coking Coal Ltd., Koyla Bhawan, Koyla Nagar, Dhanbad.
3. The General Manager (Personnel), Bharat Coking Coal Ltd., Koyla Bhawan, Koyla Nagar, Dhanbad.
4. The Area Personnel Manager, Katras Area, Bharat Coking Coal Ltd., Salanpur Colliery, Katrasgarh, Katras, Dhanbad.
5. The Project Officer, Salanpur Colliery, Katrasgarh, Bharat Coking Coal Limited, Katras, Dhanbad.
.......... Respondents.
-----
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJESH SHANKAR
-----
For the Appellant : Mr. P.K. Mukhopadhyay, Advocate
For the Respondents: Mr. Anoop Kr. Mehta, Advocate
Mr. Manish Kumar, Advocate
-----
Order No.07 Date: 09.07.2025
1. I.A. No.972 of 2025 has been filed under Section 5 of the
Limitation Act, 1963 to condone delay of 580 days in filing the
LPA challenging the judgment dated 5th December, 2022 passed
in W.P.(S) No.5277 of 2011 by the learned Single Judge.
2. Though it is stated in the application for condonation of delay that
the applicant is an aged person and that he was suffering from
severe backache with cellubis of both knees and had difficulty in
walking, we are of the opinion that the said reason assigned for
not filing the appeal within the prescribed period of limitation for
preferring the LPA, cannot be accepted.
2025:JHHC:18385-DB
3. Other plea raised by the applicant is that there is paucity of
money for filing appeal. Since the applicant could have availed
legal aid for preferring the LPA within time, we are also not
inclined to entertain this plea.
4. We are satisfied that sufficient cause has not been shown by the
appellant for condoning the said inordinate period of delay.
Therefore, application for condonation of delay is dismissed.
5. Consequently, LPA is also dismissed.
(M.S. Ramachandra Rao, C.J.)
(Rajesh Shankar, J.) Sanjay/Rohit
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!