Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The State Of Jharkhand vs Shivajee Sharma
2025 Latest Caselaw 951 Jhar

Citation : 2025 Latest Caselaw 951 Jhar
Judgement Date : 5 June, 2025

Jharkhand High Court

The State Of Jharkhand vs Shivajee Sharma on 5 June, 2025

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                              2025:JHHC:14477-DB




      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        I.A. No. 616 of 2021
                              In/And
                       L.P.A. No. 45 of 2021
     1. The State of Jharkhand
     2. The Secretary, Water Resources Department, Government of
        Jharkhand, Nepal House, P.O. and P.S. Doranda, District- Ranchi
     3. Under Secretary, Water Resources Department, Government of
        Jharkhand, Nepal House, P.O. and P.S. Doranda, District- Ranchi
                                     ..   ...      ...  Appellants
                              Versus
     1. Shivajee Sharma, son of Late Thakur Singh, resident of A/228, P.C.
        Colony, P.O.-Patna-2-800020, P.S.- Kankarbagh, District-Patna
        (Bihar)
     2. Accountant General, officiating from the office of the Accountant
        General, P.O. and P.S. Doranda, District-Ranchi
                                          ...      ...   Respondents
                              ---------

     CORAM:          HON'BLE THE CHIEF JUSTICE
              HON'BLE MR. JUSTICE RAJESH SHANKAR
                            ---------
     For the Appellants : Mr. Vishal Kumar Rai, A.C. to G.A.-IV
     For the Respondents:   Mr. Saurabh Shekhar, Advocate
                            --------
     Reserved on: 28.04.2025             Pronounced on: 5/06/2025
     Per M.S. Ramachandra Rao, C.J.

1) The instant interlocutory application has been filed under Section 5 of

the Limitation Act, 1963 by the applicants to condone the delay of 490

days in filing this appeal challenging the judgment of the learned

Single Judge pronounced on 29.8.2019 in W.P.(S) No. 3766 of 2010.

2) In the application filed seeking condonation of delay, it is contended

that after the judgment of the learned Single Judge in the writ petition

became available, steps were taken by the applicants and opinion was

secured for filing of the Letters Patent Appeal before this Court. It is

2025:JHHC:14477-DB

stated that once instruction was given to prepare grounds of appeal, the

same was prepared without any further delay and the Letters Patent

Appeal was filed.

3) No dates have been given in the application filed seeking condonation

of delay as to when the judgment of the learned Single Judge was

secured, when the decision to file an appeal was taken and about the

events in between.

4) The judgment of the learned Single Judge was pronounced on

29.8.2019 in the presence of the counsel for the applicants. They are

therefore aware of the judgment of the learned Single Judge. Yet,

application for issuance of certified copy of the judgment of the

learned Single Judge was made on 9.1.2020 and it was obtained on

15.1.2020 but the appeal is filed on 30.1.2021.

5) Though some portion of this period is covered by the Covid-19

pandemic, we may point out that at least for the period from 29.8.2019

till 20.3.2020 (when the Covid-19 Lockdown commenced), there is no

explanation for the delay.

6) In our opinion, though the applicants are aware that the time for filing

the Letters Patent Appeal is only 30 days from the date of the

judgment of the learned Single Judge, they were negligent in taking

steps to file the Letters Patent Appeal.

7) So we hold that sufficient cause has not been shown by the applicants

for condoning the inordinate period of delay of 490 days in filing the

Letters Patent Appeal.

2025:JHHC:14477-DB

8) Therefore, the application for delay i.e. I.A. No.616 of 2021 is

dismissed. Consequently, L.P.A. No. 45 of 2021 is also dismissed.

9) All pending applications shall stand closed.

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

(Rajesh Shankar, J.) N.A.F.R. Sharda/-

 
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