Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Jharkhand Through Its Chief ... vs Bipin Kumar Bihari
2025 Latest Caselaw 923 Jhar

Citation : 2025 Latest Caselaw 923 Jhar
Judgement Date : 5 June, 2025

Jharkhand High Court

The State Of Jharkhand Through Its Chief ... vs Bipin Kumar Bihari on 5 June, 2025

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                         2025:JHHC:14481-DB




 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                 I.A. No. 13259 of 2025
                      In / And
                L.P.A. No. 563 of 2024
1. The State of Jharkhand through its Chief Secretary having its
   registered office at Project Building, P.O: Dhurwa, P.S: Jagannathpur,
   District- Ranchi, Jharkhand.
2. The Principal Secretary, Water Resources Development, Ranchi,
   having its registered office at Nepal House, P.O & P.S- Doranda, Dist-
   Ranchi, Jharkhand.
3. The Principal Secretary, Personal Administrative Reforms &
   Rajbhasha Department, Government of Jharkhand, having its
   registered office at Project Building, P.O: Dhurwa, P.S: Jagannathpur,
   District - Ranchi, Jharkhand.
4. The Development Commissioner, Government of Jharkhand, Ranchi -
   Cum- Chairman of D.P.C, having its registered office at P.O & P.S
   Doranda, Dist-Ranchi, Jharkhand.
5. The Joint Secretary, Water Resources Department, Ranchi, having its
   registered office at Nepal House, P.O & P.S Doranda, Dist- Ranchi,
   Jharkhand.
6. The Deputy Secretary, Water Resource Development Department,
   Ranchi, having its registered office at Nepal House. P.O & P.S
   Doranda, Dist- Ranchi, Jharkhand.
                                             ...   Respondents/Appellants
                           Versus
Bipin Kumar Bihari, aged about 59 years, S/o. Late Bindeshwari Thakur,
at present R/O Janardan Colony, Jasidih, P.O & P.S Jasidih, Dist.
Deoghar, permanent resident of At & P.O: Rasonk, Dist: Khagaria, State:
Bihar.
                                         ...     Writ Petitioner/Respondent
                           ---------
CORAM:              HON'BLE THE CHIEF JUSTICE
              HON'BLE MR. JUSTICE RAJESH SHANKAR
                           ---------
For the Appellants:        Mr. Rajiv Ranjan, Advocate General
                           Mr. Ashok Kumar Yadav, Sr. S.C.-I
For the Respondent:        Mr. Deepak Kumar Dubey, Advocate
                           Ms. Rashmi Sharma, Advocate
                           ---------
Reserved on: 05.05.2025                       Pronounced on: 5/06/2025
Per M.S. Ramachandra Rao, C.J.

1. This application is filed under Section 5 of the Limitation Act, 1963

by the applicants to condone the delay of 242 days in filing the Letters

2025:JHHC:14481-DB

Patent Appeal challenging the judgment dt. 08.12.2023 of the learned

Single Judge in W.P. (S) No. 3351 of 2023.

2. In the application seeking condonation of delay, it is stated that the

judgment of the learned Single Judge was communicated by the

respondent/writ petitioner to the applicants' Department through a

representation on 15.01.2024; thereafter the file was put up before the

Under Secretary on 31.01.2024 with a noting that the file may be endorsed

to the Law Department for its opinion for the purpose of preparing a

Letters Patent Appeal against the impugned judgment; it was then

forwarded to the Deputy Secretary on the same day for the said purpose;

thereafter it was put up before the Special Work Officer by the Deputy

Secretary on 01.02.2024 with a noting that the file may be endorsed to the

Law Department for its opinion for preparing an LPA against the

judgment dt. 08.12.2023; that he then forwarded the file to the Secretary

on the same day with a noting that the file may be endorsed to the

Advocate General for filing Letters Patent Appeal against the said

judgment; that the file was then sent to the Advocate General on

02.02.2024 and he gave his opinion on 13.02.2024 to prefer a Letters

Patent Appeal.

3. It is stated that thereafter the file was again put up before the Under

Secretary/Deputy Secretary on 19.02.2024 with a noting that the file may

be endorsed to the Departmental Retainer for preparing Statement of Facts

for filing LPA; then an endorsement was made and the file was forwarded

by the Deputy Secretary to the Nodal Officer (Legal Cell) on the very

same day.

4. According to the applicants, the file was then endorsed to the

Departmental Retainer who prepared the Statement of Facts, pursuant to

2025:JHHC:14481-DB

which the Nodal Officer (Legal Cell) forwarded the file to the Deputy

Secretary on 09.04.2024.

5. It is stated that the file was thereafter forwarded to the Under

Secretary on 10.04.2024 with noting that the approval of the Secretary on

the Statement of Facts may be obtained and any competent officer may

also be authorised to file the LPA.

6. The Under Secretary then forwarded the file to the Deputy

Secretary on 10.04.2024; the Deputy Secretary then forwarded it to the

Special Work Officer to obtain the approval of the Secretary of the

Department on the Statement of Facts; thereafter the Secretary to the

applicants' Department approved the Statement of Facts; it was then

endorsed to the concerned Law Officer and he received it on 15.07.2024

and after preparing the grounds of appeal, it was filed on 15.07.2024.

7. It is stated that the delay in filing the appeal is not deliberate and

the delay may be condoned.

8. We may point out that though the judgment of the learned Single

Judge was pronounced on 08.12.2023, but application for certified copy of

the said judgment (enclosed to the paper book) was made by the

applicants on 11.07.2024, 7 months later, and no explanation is offered for

the inordinate delay in making the application for issuance of certified

copy of the judgment.

9. The averments in the application seeking condonation of delay

indicate that notwithstanding the fact that limitation for filing a Letters

Patent Appeal is only 30 days, leisurely the file was moved from table to

table within the Department.

2025:JHHC:14481-DB

10. The Supreme Court has deprecated the practice of Government

Departments in moving the file from table to table and inordinately

delaying filing appeals against the impugned judgments.

11. In Postmaster General and others v. 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.

26. In spite of affording another opportunity to file better affidavit by placing adequate material, neither the Department nor the person- incharge 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

(2012) 3 SCC 563

2025:JHHC:14481-DB

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 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)

12. The said judgment has been followed by the Supreme Court in

several cases such as Commissioner of Customs Chennai v. M/s Volex

Interconnect (India) Pvt. Ltd.2, Pr. Commissioner Central Excise

Delhi-1 v. Design Dialogues India Pvt. Ltd.3, Union of India v. Central

Tibetan Schools Administration & Others4, Union of India & Others

v. Vishnu Aroma Pouching Private Limited and another5, and State of

Uttar Pradesh & Others v. Sabha Narain & others6.

13. In Union of India v. Jahangir Byramji Jeejeebhoy (D) through

his legal heir7, the Supreme Court held that it is not permissible to 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

(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:14481-DB

consideration while considering whether the delay should be condoned or

not; from the tenor of the approach of the appellants, it appears that 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.

14. This was also reiterated in State of Madhya Pradesh v.

Ramkumar Choudhary8.

15. In the light of above settled legal position, we are satisfied that the

applicants have not shown sufficient cause for condoning the inordinate

delay of 242 days in filing the Letters Patent Appeal, and that they have

acted negligently.

16. Therefore, the application for condonation of delay (I.A. No.13259

of 2025) is dismissed. Consequently, the Letters Patent Appeal is also

dismissed.

17. All pending applications shall stand closed.



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


Manoj/-                                                                  (Rajesh Shankar, J.)


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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter