Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Jharkhand Through The ... vs Dr. Ram Krit Singh
2025 Latest Caselaw 4322 Jhar

Citation : 2025 Latest Caselaw 4322 Jhar
Judgement Date : 30 June, 2025

Jharkhand High Court

The State Of Jharkhand Through The ... vs Dr. Ram Krit Singh on 30 June, 2025

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                          2025:JHHC:17088-DB




   IN THE HIGH COURT OF JHARKHAND AT RANCHI
               I.A. No. 11753 of 2024
                     In/and
                     L.P.A. No. 610 of 2024
1. The State of Jharkhand through the Principal Secretary, Government
   of Jharkhand, Higher, Technical Education & Skill Development
   Department, Yojna Bhawan, Nepal House, P.O. & P.S.-Doranda,
   District-Ranchi-834002, Jharkhand.
2. The Principal Secretary, Government of Jharkhand, Planning &
   Finance Department, Jharkhand Mantralaya, P.O. & P.S.-Dhurwa,
   District-Ranchi-834004, Jharkhand.
3. The Deputy Secretary to the Government, Department of Higher,
   Technical Education & Skill Development, Jharkhand, Yojna Bhawan,
   Nepal House,      P.O.   &   P.S.-Doranda,   District-Ranchi-834002,
   Jharkhand.
4. The Treasury Officer, District Treasury, Ranchi, P.O.-Ranchi G.P.O.,
   P.S.-Kotwali, District-Ranchi, 834001, Jharkhand
                       ...   ...   ...   ...   ...  ...   Appellants
                         Versus
1. Dr. Ram Krit Singh, S/o Late Narsingh Singh, (Retired Principal,
   Government Polytechnics Cadre) retired from the equivalent post of
   the Joint Director, Science & Technology, Jharkhand, Ranchi while on
   deputation, resident of House No. C-29 (Pansa Kothi), at & P.O.-
   Harmu Housing Colony, P.S.-Argora, Town & District-Ranchi-834002,
   Jharkhand.
2. The Accountant General (A&E), Jharkhand Hinoo, P.O. & P.S.-
   Doranda, District-Ranchi-834002, Jharkhand).
3. The Assistant General Manager, State Bank of India, Centralized
   Pension Processing Centre, 4th Floor, Administrative Office Building,
   J.C. Road, P.O, P.S. & District-Patna-800001, Bihar
                                         ...    ...     ...  Respondents
                           ---------
   CORAM:             HON'BLE THE CHIEF JUSTICE
               HON'BLE MR. JUSTICE RAJESH SHANKAR
                           ---------
   For the Appellants :    Mr. Ashok Kumar Yadav, Sr.S.C. I
   For the Respondents: Mr. Sunil Kumar Agarwal Advocate
                           Mr. Rajesh Kumar, Advocate
                           (For the SBI)
                           ---------
   Reserved on: 24.06.2025                Pronounced on: 30/06/2025




                                                                 Page 1 of 6
                                                           2025:JHHC:17088-DB




Per M.S. Ramachandra Rao, C.J.

1) This application is filed under Section 5 of the Limitation Act,

1963 to condone the delay of 266 days in filing the Letters

Patent Appeal challenging the judgment dt. 02.01.2024 passed

by the learned Single Judge in W.P.(S) No. 890 of 2018.

2) In the application filed for condonation of delay, it is stated that

the file was put up before the Assistant director (Law Cell) for

taking further steps in the matter; that he forwarded the file to

the Assistant Director on 15.02.2024; the latter put up the file

before the Under Secretary (Law) on 20.02.2024 with a noting

that the file may be endorsed to the Law Department for its

opinion; and it was then placed before the Director/Principal

Secretary on 26.02.2024 with the same noting. The Secretary

then forwarded it to the Under Secretary (Law) again saying

that opinion of Law Department may be obtained; file was then

endorsed to the Departmental retainer for preparing grounds of

appeal on 31.05.2024 and he prepared the grounds of appeal

on 26.06.2024.

3) Thereafter, the file was forwarded on 28.06.2024 to the

Advocate General for his consultation and he gave opinion for

filing a Letters Patent Appeal through one of his law officers and

thereafter the appeal was filed on 24.10.2024.

4) A supplementary counter affidavit is also filed thereafter on

merits of the case of the respondent in the writ petition.

5) It is, thus, apparent that though the judgment of the learned

Single Judge was pronounced on 02.01.2024 in the presence of

the applicants' counsel, and the applicants were aware of the

said order even by 08.01.2024, and they were also aware that a

2025:JHHC:17088-DB

Letters Patent Appeal is to be filed within 30 days from the

judgment of the learned Single Judge, the applicants filed the

Letters Patent Appeal on 24.10.2024 with a delay of 266 days.

They had not even applied for issuance of certified copy till

24.09.2024 and after securing the certified copy on 15.10.2024,

the appeal was filed.

6) It appears that the file was being pushed from table to table

periodically and leisurely without any sense of urgency.

7) This practice of moving the file from table to table and taking an

unduly longtime in filing appeals has been criticized by the

Supreme Court in several cases.

8) In Postmaster General and others Vs. Living Media

India Limited and another1, the Supreme Court held:

"25. We have already extracted the reasons as mentioned in the "better affidavit" sworn by Mr. Aparajeet Pattanayak, SSRM, Air Mail Sorting Division, New Delhi. It is relevant to note that in the said affidavit, the Department has itself mentioned and is aware of the date of the judgment of the Division Bench of the High Court in Office of the Chief Postmaster v. Living Media India Ltd. as 11-9-2009. Even according to the deponent, their counsel had applied for the certified copy of the said judgment only on 8-1-2010 and the same was received by the Department on the very same day. There is no explanation for not applying for the certified copy of the impugned judgment on 11-9- 2009 or at least within a reasonable time. The fact remains that the certified copy was applied for only on 8-1-2010 i.e. after a period of nearly four months.

(2012) 3 SCC 563

2025:JHHC:17088-DB

26. In spite of affording another opportunity to file better affidavit by placing adequate material, neither the Department nor the person-in-charge has filed any explanation for not applying the certified copy within the prescribed period. The other dates mentioned in the affidavit which we have already extracted, clearly show that there was delay at every stage and except mentioning the dates of receipt of the file and the decision taken, there is no explanation as to why such delay had occasioned. Though it was stated by the Department that the delay was due to unavoidable circumstances and genuine difficulties, the fact remains that from day one the Department or the person/persons concerned have not evinced diligence in prosecuting the matter to this Court by taking appropriate steps.

27. It is not in dispute that the person(s) concerned were well aware or conversant with the issues involved including the prescribed period of limitation for taking up the matter by way of filing a special leave petition in this Court. They cannot claim that they have a separate period of limitation when the Department was possessed with competent persons familiar with court proceedings. In the absence of plausible and acceptable explanation, we are posing a question why the delay is to be condoned mechanically merely because the Government or a wing of the Government is a party before us.

28. Though we are conscious of the fact that in a matter of condonation of delay when there was no gross negligence or deliberate inaction or lack of bona fides, a liberal concession has to be adopted to advance substantial justice, we are of the view that in the facts and circumstances, the Department cannot take advantage of various earlier decisions. The claim on

2025:JHHC:17088-DB

account of impersonal machinery and inherited bureaucratic methodology of making several notes cannot be accepted in view of the modern technologies being used and available. The law of limitation undoubtedly binds everybody, including the Government." (emphasis supplied)

9) These observations equally apply to the instant case where the

applicants have acted in a similar manner as in the said case.

10) The said judgment has been followed by the Supreme Court in

several cases such as Commissioner of Customs Chennai

vs. M/s Volex Interconnect (India) Pvt. Ltd.2, Pr.

Commissioner Central Excise Delhi-1 vs. Design Dialogues

India Pvt. Ltd.3, Union of India vs. Central Tibetan Schools

Administration & Others4, Union of India & Others vs.

Vishnu Aroma Pouching Private Limited and another5, and

State of Uttar Pradesh & Others vs. Sabha Narain & others6.

11) In Union of India & Anr. Vs. Jahangir Byramji Jeejeebhoy

(D) through his LR 7, the Supreme Court held that it could not

look into the merits of the matter as long as it is not convinced

that sufficient cause has been made out for condonation of long

and inordinate delay; that it hardly matters whether a litigant is a

private party or a State or Union of India when it comes to

condoning gross delay of more than 12 years; length of delay is

a relevant matter which the Court must take into consideration

while considering whether the delay should be condoned or not;

from the tenor of the approach of the appellants, it appears that

(2022) 3 SCC 159

(2022) 2 SCC 327

(2021) 11 SCC 557

(2022) 9 SCC 263

(2022) 9 SCC 266

2024 INSC 262: 2024 SCC OnLine SC 489

2025:JHHC:17088-DB

they want to fix their own period of limitation for instituting the

proceedings for which law has prescribed a period of limitation;

once it is held that a party has lost his right to have the matter

considered on merits because of his long inaction, it cannot be

presumed to be non-deliberate delay and in such

circumstances, he cannot be heard to plead that the substantial

justice deserves to be preferred as against the technical

considerations. It was reiterated while considering plea for

condonation of delay, Court must not start with the merits of the

main case and the Court owes a duty to first ascertain the bona

fides of the explanation offered by the party seeking

condonation. It declared that delay should not be excused as a

matter of generosity.

12) This was also reiterated in State of Madhya Pradesh Vs.

Ramkumar Choudhary8.

13) In the facts and circumstances of the case, we are satisfied that

the applicants have been negligent in taking steps to file the

Letters Patent Appeal and they have not shown sufficient cause

for condoning the same.

14) Therefore, the application for condonation of delay is dismissed.

Consequently, the Letters Patent Appeal is also dismissed.

15) All pending applications shall stand closed.

(M.S. Ramachandra Rao, C.J.)

(Rajesh Shankar, J.) MM NAFR Cp.02

Special Leave Petition (C) Diary No. 48636 of 2024 dt. 29.11.2024

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter