Citation : 2025 Latest Caselaw 5851 Jhar
Judgement Date : 16 September, 2025
2025:JHHC:28272-DB
IN THE HIGH COURT OF JHARKHAND AT RANCHI
I.A. No. 6918 of 2025
In / And
L.P.A. 721 of 2023
1. The State of Jharkhand
2. The Principal Secretary, Water Resources Department,
Government of Jharkhand, Nepal House, P.O. and P.S. Doranda,
District- Ranchi
3. The Joint Secretary, Water Resources Department, Government of
Jharkhand, Nepal House, P.O. and P.S. Doranda, District- Ranchi
4. The Chief Engineer, Water Resources Department, Government of
Jharkhand, Ranchi, Nepal House, P.O. and P.S. Doranda, District-
Ranchi ... Appellants/Respondents
Versus
1. Radhe Shyam Pandey, son of Late Kailash Pati Pandey, presently
residing at C/o Shri P.K. Shrivastava, Ram Janki Path, Near Kali
Mandir, Sanjay Gandhi Nagar, Kankarbagh, P.O. Kankarbagh,
P.S. Kankarbagh, District- Patna, State- Bihar
... Respondent/Writ Petitioner
2. The Accountant General, Jharkhand, North Office Para, Shyamali
Colony, P.O. and P.S. Doranda, District- Ranchi.
... Respondent/Respondent
---------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJESH SHANKAR
---------
For the Appellants: Mr. Ashok Kumar Yadav, Sr. S.C.-I
For Resp. No.1: Mr. Samavesh Bhanj Deo, Advocate
Mr. Raj, Advocate
For Resp. No.2: Mr. Rohit Sinha, Advocate
---------
08/Dated: 16.09.2025
Tarlok Singh Chauhan, C.J.(Oral)
1. Heard.
2. By medium of this application, the appellants-State has sought
condonation of delay of 242 days that has crept up in filing of the
appeal.
2025:JHHC:28272-DB
3. Going by the averments made in the application, it is
abundantly clear that even though the respondents (applicants herein)
were communicated the outcome of the order dated 22nd of March
2023 on that day itself, however, the respondents for the first time
placed the matter before the Under Secretary after nearly three
months on 7th of June 2023 and the same is alleged to have been
forwarded to the Secretary of the Department with a detailed noting
regarding the outcome of the writ petition along with recommendation
for filing of the appeal.
4. The Secretary of the Department is alleged to have considered
the matter and referred it to the Law Department, but the date on
which such reference has been forwarded has not been mentioned in
the application.
5. It is thereafter averred that the file on receipt of by the Law
Department was endorsed to the learned Advocate General for
obtaining legal opinion as to whether there is any scope for filing
appeal against the order dated 22nd of March 2023.
6. On 13th of June 2023, the learned Advocate General formed an
opinion and recommended for filing of the Letters Patent Appeal
against the impugned order.
7. Following the said recommendations, grounds of appeals were
directed to be drafted through Retainer Counsel of the Department on
16th of June 2023 itself and it is alleged that the same took additional
time due to his preoccupation and some other assigned matters and
came to be submitted after gap of two months in August 2023.
2025:JHHC:28272-DB
8. It is further averred that after obtaining the draft appeal, the file
was endorsed and sent to the Department at Secretary Level for
approval of the proposed grounds of appeal in September 2023.
9. It is averred that after approval of the grounds of appeal, the
original file filed along with all supporting documents was forwarded to
the Office of the Senior Standing Counsel-I who was entrusted to draft
and file the appeal in the 1st week of October 2023, and thereafter the
appeal was drafted as per the format of the Rules framed by this
Court and filed eventually on 11.10.2023 after its receipt on
08.11.2023.
10. It is thereafter averred that due to Deepawali and Chhath Puja,
there was vacation from 11.11.2023 to 20.11.2023 and no steps of
filing were taken as the Advocate's Office was completely closed and
the Advocate's clerk was out of station during the Puja vacation.
11. It is only on reopening of the Court on 21st of November 2023
that the memo of appeal was prepared for filing, but due to several
illegible pages which were required to be typed of, which took another
three weeks to obtain the typed copies and thereafter the appeal was
finally filed on 22nd of December 2023 which caused delay of 242
days in filing of the appeal.
12. We have heard learned counsel for the respondents (applicants
herein) and find that apart from the general allegations regarding the
tossing of the file from one desk to the other, there is no cause shown
which could be termed as "sufficient" to condone the delay, rather
frivolous and superfluous grounds have been carved out in the
2025:JHHC:28272-DB
application. The applicants very well knew that the time period for
filing of appeal is only 30 days and even as per the allegations of the
applicants, the process to file the appeal came to be initiated after
nearly three months. That apart, the certified copy of the order came
to be applied only on 11th of October 2023 which goes to indicate that
the applicants were not at all serious to file the appeal.
13. The entire averments only go to indicate that there are no bona
fides of the State which could constitute "sufficient cause" to condone
the delay.
14. As regards condonation of delay by the State, we need to bear
in mind the latest judgment rendered by the Hon'ble Supreme Court in
the case of Shivamma (dead) by LRS Vs. Karnataka Housing
Board & Others, Civil Appeal No. 11794 of 2025 decided on 12th of
September 2025, wherein the Hon'ble Supreme Court has held as
under -
"261. Thus, for the reasons aforesaid, the impugned order of the
High Court deserves to be set aside. Before we proceed to
close this judgment, we deem it appropriate to make it
abundantly clear that administrative lethargy and laxity can
never stand as a sufficient ground for condonation of delay,
and we want to convey an emphatic message to all the High
Courts that delays shall not be condoned on frivolous and
superficial grounds, until a proper case of sufficient cause is
made out, wherein the State-machinery is able to establish
that it acted with bona fides and remained vigilant all
2025:JHHC:28272-DB
throughout. Procedure is a handmaid to justice, as is
famously said. But courts, and more particularly the
constitutional courts, ought not to obviate the procedure for a
litigating State agency, who also equally suffer the bars of
limitation from pursuing litigations due to its own
lackadaisical attitude.
262. The High Courts ought not give a legitimizing effect to such
callous attitude of State authorities or its instrumentalities,
and should remain extra cautious, if the party seeking
condonation of delay is a State-authority. They should not
become surrogates for State laxity and lethargy. The
constitutional courts ought to be cognizant of the apathy and
pangs of a private litigant. Litigants cannot be placed in
situations of perpetual litigations, wherein the fruits of their
decrees or favourable orders are frustrated at later stages.
We are at pains to reiterate this everlasting trend, and put all
the High Courts to notice, not to reopen matters with
inordinate delay, until sufficient cause exists, as by doing so
the courts only add insult to the injury, more particularly in
appeals under Section 100 of the CPC, wherein its
jurisdiction is already limited to questions of law.
263. Limitation periods are prescribed to maintain a sweeping
scope for the lis to attain for finality. More than the
importance of judicial time, what worries us is the plight of a
litigant with limited means, who is to contest against an
2025:JHHC:28272-DB
enormous State, and its elaborate and never-exhausting
paraphernalia. Such litigations deserve to be disposed of at
the very threshold, because, say if a party litigating against
the State, for whatever reason, is unable to contest the
condonation of delay in appeal, unlike the present case, it
reopens the lis for another round of litigation, and leaves
such litigant listless yet again. As courts of conscience, it is
our obligation that we assure that a litigant is not sent from
pillar to post to seek justice.
264. No litigant should be permitted to be so lethargic and
apathetic, much less be permitted by the courts to misuse the
process of law."
15. Consequently, we find no sufficient cause having been carved
out to condone the delay. The application is accordingly dismissed.
Consequently, the Letters Patent Appeal is also dismissed.
16. Pending application(s), if any, shall stand closed.
(Tarlok Singh Chauhan, C.J.)
(Rajesh Shankar, J.) September 16, 2025
N.A.F.R. Manoj/Pramanik/Cp.2.
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!