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

Parwati Devi vs The State Of Jharkhand & Ors
2026 Latest Caselaw 1954 Jhar

Citation : 2026 Latest Caselaw 1954 Jhar
Judgement Date : 16 March, 2026

[Cites 12, Cited by 0]

Jharkhand High Court

Parwati Devi vs The State Of Jharkhand & Ors on 16 March, 2026

Author: Sujit Narayan Prasad
Bench: Sujit Narayan Prasad, Sanjay Prasad
    IN THE HIGH COURT OF JHARKHAND AT RANCHI
                 LPA No. 376 of 2025
                                      ------
Parwati Devi                                              ... Appellant
                                 Versus
The State of Jharkhand & Ors.                           ... Respondents
                                 With
                         LPA No. 108 of 2025
Parwati Devi                                              ... Appellant
                                 Versus
The State of Jharkhand & Ors.                           ... Respondents

CORAM       : HON'BLE MR. JUSTICE SUJIT NARAYAN PRASAD
                 HON'BLE MR. JUSTICE SANJAY PRASAD
                        ------
       For the Appellant   : Mrs. Nirupama, Advocate
       For the State       : Mr. R.K. Shahi, AC to SC (L&C)-I
       For the A.G         : Mr. Sharon Toppo, Advocate
                           : Mr. Sunil Kr. Agarwal, Advocate
                       ------
08/Dated: 16 March, 2026
            th



I.A. No. 5369 of 2025:

1. The instant interlocutory application has been filed in LPA No. 376 of

2025 wherein the appellant prays for ignoring the defect no. 95 and

97 as pointed out by the office.

2. In defect No. 95 it was stated that address portion of parties is

incomplete and in defect No. 97 it has been stated that appellant was

not party in the connected writ i.e. W.P. (S) No. 5834 of 2019.

3. It has been submitted that the said writ petition has been allowed

vide order dated 10.10.2022 in favour of the second wife (Jawoni

Devi/writ petitioner) of the deceased employee and the present

appellant who is the wife of the deceased employee has not been

made party by the writ petitioner, Jawoni Devi and the order was

passed against the appellant without her presence.

4. It has been submitted that after knowing about the order passed in

W.P. (S) No. 5834 of 2019, she had approached this Court for the

purpose of satisfying her subsisting right/claim by filing W.P.(S) 1605

of 2023 but the same has been rejected by learned single Judge of

this Court on the ground that considering the claim of the

petitioner(appellant herein) will amount to reviewing the order

dated 10.10.2022 passed in W.P. (S) No. 5834 of 2019.

5. It has been submitted that the appellant since was not impleaded as

party in the writ petition being W.P.(S) 5834 of 2019 which was

preferred by one Jawoni Devi, and therefore, the appellant cannot be

remediless.

6. Learned counsel for the appellant therefore has submitted that the

aforesaid defect may kindly be ignored in the aforesaid pretext.

7. No material objection has been placed on record.

8. This Court has heard the learned counsel and after considering the

admitted fact that an order was passed in a writ petition where the

present appellant has not been made party by the writ petitioner

namely, Jawoni Devi, who has claimed the right to get post death

benefit after the death of the employee as per allegation made by the

present appellant.

9. Considering the aforesaid fact, the said defect(s) are hereby ignored.

10. Accordingly, the interlocutory application being I.A. No. 5369 of

2025 stands disposed of.

LPA No. 376 of 2025 & LPA No. 108 of 2025:

11. Reference may be made to the order dated 27th February, 2026.

12. The aforesaid order was passed in the backdrop of the fact that the

notice was served upon the respondent No. 5 through official

mechanism of State on 19.01.2026 and the acknowledgement receipt

of the notice having thumb impression of Jawoni Devi, respondent

No. 5, has been appended as Annexure-A.

13. The notice was served upon the respondent on 19.01.2026 but there

was no appearance of the respondent No. 5. As such, this Court, in

order to give one more opportunity to the respondent No. 5 for

putting her appearance, has deferred the matter by directing to be

listed on 16.03.2026, and thereby, the matter has been posted for

today. The said order is referred herein which reads as:

"1. A supplementary counter-affidavit dated 11.02.2026 has been filed in pursuance of the order dated 12.12.2025 passed by this court.

2. It has been stated therein at paragraph no.5 that notice has been served to the respondent no.5 through official mechanism of the State on 19.1.2026 and to support the aforesaid statement the acknowledgement receipt of the notice having thumb impression of Jawoni Devi, respondent no.5 has been appended as Annexure-A thereto. But there is no appearance on behalf of respondent no.5.

3. With a view to give one more opportunity to the respondent no.5 for putting her appearance, these matters are being deferred to be listed on 16.3.2026.

4. List these cases on 16.3.2026."

14. We have perused the office note and found that there is no

appearance as yet.

15. This Court, therefore, is of the view that the matter is to be

proceeded by adverting to the merit of the case.

16. Before proceeding to the issue on merit, it needs to refer herein that

there are two letters patent appeals being LPA No. 376 of 2025 & LPA

No. 108 of 2025 were tagged together for analogous hearing,

17. The reason for filing of the letters patent appeals needs to refer

herein, the first letters patent appeal being LPA No. 376 of 2025 is

against the order passed by the writ court in W.P. (S) No. 5834 of

2019 dated 10.10.2022, in which the appellant namely Parwati Devi,

was not impleaded as party to the proceeding before the writ court

and immediately after knowing about the order dated 10.10.2022,

she had preferred another writ petition being W.P. (S) No. 1605 of

2023 praying inter alia therein for issuance of direction upon the

respondent to make payment of death/retiral benefits to the

petitioner, who happens to be the wife of deceased employee and

further to fix family pension in her favour with effect from the date of

the deceased employee.

18. Learned Single Judge while disposing of the said writ petition has

dismissed the same vide order dated 21.09.2023 and has held that in

view of the order dated 10.10.2022 passed in W.P. (S) No. 5834 of

2019 the direction has already been passed by this Court in the

subject matter of the LPA No. 376 of 2025, hence no positive

direction can be passed.

19. It needs to refer herein that the letters patent appeal being LPA No.

108 of 2025 therefore arises out of an order dated 21.09.2023

passed in W.P. (S) No. 1605 of 2023, and Parwati Devi, being

aggrieved with both the orders, have preferred the appeal.

20. It is evident on record that both these appeals, i.e., LPA No. 376 of

2025 & LPA No. 108 of 2025 have been filed after a delay of 791 days

and 412 days respectively.

21. The appellant, for the purpose of condoning the delay in filing both

the appeals, have filed two separate interlocutory applications being

I.A. No. 10459 of 2024 in LPA No. 376 of 2025 and I.A. No. 13509 of

2024 in LPA No. 108 of 2025.

22. Before entering into merit of the case, this Court is proceeding to

hear both the said interlocutory applications independently.

I.A. No. 10459 of 2024 (in LPA No. 376 of 2025):

23. The instant interlocutory application has been filed under Section 5

of the Limitation Act for condoning the delay of 791 days which has

been caused in filing of the appeal.

24. The ground has been shown at Para 3 thereof that the appellant is a

tribal lady of 71 years residing in the remote village of Khunti and she

was not aware of the case because she was not made party to the

writ petition and she came to know about the order when at village

level they were informed by the Office.

25. Further, it has been stated in Para-5 that after came to know about

the order passed in W.P. (S) No. 5834 of 2019 the endeavour has been

taken to prefer an appeal, and as such, the delay of 791 days has been

caused.

26. Learned counsel for the appellant has submitted that the delay of 791

days may be condoned due to the reason that the aforesaid period

which has caused is not attributable to the appellant, she has not

been impleaded as party in the W.P. (S) No. 5834 of 2019 even though

the fact about the right of the present appellant was well-known to

the writ petitioner.

27. It has been submitted that if the delay in filing the appeal will not be

condoned, then the appellant will suffer irreparable loss and injury.

28. None appears for the State and even no written objection has been

filed to the interlocutory application by the State.

29. We have heard the learned counsel for the appellant and gone

through the explanation furnished in the delay condonation

application.

30. We are conscious that the period of delay is not a matter in

considering the delay caused in filing an appeal before the higher

forum, rather, the bearing is of sufficient cause and if the cause is

being shown to be sufficient, then irrespective of the period of delay,

the delay is to be condoned.

31. It requires to refer herein that what is the meaning of 'sufficient

cause'. The consideration of meaning of 'sufficient cause' has been

made in "Basawaraj & Anr. Vrs. Spl. Land Acquisition Officer",

[(2013) 14 SCC 81], wherein, it has been held by the Hon'ble Apex

Court at paragraphs 9 to 15 hereunder:-

"9. Sufficient cause is the cause for which the defendant could not be blamed for his absence. The meaning of the word "sufficient" is "adequate" or "enough", inasmuch as may be necessary to answer the purpose intended. Therefore, the word "sufficient" embraces no more than that which provides a platitude, which when the act done suffices to accomplish the purpose intended in the facts and circumstances existing in a case, duly examined from the viewpoint of a reasonable standard of a cautious man. In this context, "sufficient cause"

means that the party should not have acted in a negligent manner or there was a want of bona fide on its part in view of the facts and circumstances of a case or it cannot be allegedthat the party has "not acted diligently" or "remained inactive". However, the facts and circumstances of each case must afford sufficient ground to enable the court concerned to exercise discretion for the reason that whenever the court exercises discretion, it has to be exercised judiciously. The applicant must satisfy the court that he was prevented by any "sufficient cause" from prosecuting his case, and unless a satisfactory explanation is furnished, the court should not allow the application for condonation of delay. The court has to examine whether the mistake is bona fide or was merely a device to cover an ulterior purpose. (See Manindra Land and Building Corpn. Ltd. v. Bhutnath Banerjee [AIR 1964 SC 1336] , Mata Din v. A. Narayanan [(1969) 2 SCC 770 : AIR 1970 SC 1953] , Parimal v. Veena [(2011) 3 SCC 545 : (2011) 2 SCC (Civ) 1 : AIR 2011 SC 1150] and Maniben Devraj Shah v. Municipal Corpn. of Brihan Mumbai [(2012) 5 SCC 157 :

(2012) 3 SCC (Civ) 24 : AIR 2012 SC 1629] .)

10. In Arjun Singh v. Mohindra Kumar [AIR 1964 SC 993] this Court explained the difference between a "good cause" and a "sufficient cause" and observed that every "sufficient cause" is a good cause and vice versa. However, if any difference exists it can only be that the requirement of good cause is complied with on a lesser degree of proof than that of "sufficient cause".

11. The expression "sufficient cause" should be given a liberal interpretation to ensure that substantial justice is done, but only so long as negligence, inaction or lack of bona fides cannot be imputed to the party concerned, whether or not sufficient cause has been furnished, can be decided on the facts of a particular case and no straitjacket formula is possible. (Vide Madanlal v. Shyamlal [(2002) 1 SCC 535 : AIR 2002 SC 100] and Ram Nath Sao v. Gobardhan Sao [(2002) 3 SCC 195 : AIR 2002 SC 1201] .)

12. It is a settled legal proposition that law of limitation may harshly affect a particular party but it has to be applied with

all its rigour when the statute so prescribes. The court has no power to extend the period of limitation on equitable grounds.

"A result flowing from a statutory provision is never an evil. A court has no power to ignore that provision to relieve what it considers a distress resulting from its operation." Thestatutory provision may cause hardship or inconvenience to a particular party but the court has no choice but to enforce it giving full effect to the same. The legal maxim dura lex sed lex which means "the law is hard but it is the law", stands attracted in such a situation. It has consistently been held that, "inconvenience is not" a decisive factor to be considered while interpreting a statute.

13. The statute of limitation is founded on public policy, its aim being to secure peace in the community, to suppress fraud and perjury, to quicken diligence and to prevent oppression. It seeks to bury all acts of the past which have not been agitated unexplainably and have from lapse of time become stale. According to Halsbury's Laws of England, Vol. 28, p. 266: "605. Policy of the Limitation Acts.--The courts have expressed at least three differing reasons supporting the existence of statutes of limitations namely, (1) that long dormant claims have more of cruelty than justice in them, (2) that a defendant might have lost the evidence to disprove a stale claim, and (3) that persons with good causes of actions should pursue them with reasonable diligence." An unlimited limitation would lead to a sense of insecurity and uncertainty, and therefore, limitation prevents disturbance or deprivation of what may have been acquired in equity and justice by long enjoyment or what may have been lost by a party's own inaction, negligence or laches. (See Popat and Kotecha Property v. SBI Staff Assn. [(2005) 7 SCC 510] , Rajender Singh v. Santa Singh [(1973) 2 SCC 705 : AIR 1973 SC 2537] and Pundlik Jalam Patil v. Jalgaon Medium Project [(2008) 17 SCC 448]

14. In P. Ramachandra Rao v. State of Karnataka [(2002) 4 SCC 578 ] this Court held that judicially engrafting principles of limitation amounts to legislating and would fly in the face of law laid down by the Constitution Bench in Abdul Rehman Antulay v. R.S. Nayak [(1992) 1 SCC 225].

15. The law on the issue can be summarised to the effect that where a case has been presented in the court beyond limitation, the applicant has to explain the court as to what was the "sufficient cause" which means an adequate and enough reason which prevented him to approach the court within limitation. In case a party is found to be negligent, orfor want of bona fide on his part in the facts and circumstances of the case, or found to have not acted diligently

or remained inactive, there cannot be a justified ground to condone the delay. No court could be justified in condoning such an inordinate delay by imposing any condition whatsoever. The application is to be decided only within the parameters laid down by this Court in regard to the condonation of delay. In case there was no sufficient cause to prevent a litigant to approach the court on time condoning the delay without any justification, putting any condition whatsoever, amounts to passing an order in violation of the statutory provisions and it tantamounts to showing utter disregard to the legislature."

32. Thus, it is evident that the sufficient cause means that the party

should not have acted in a negligent manner or there was a want of

bona fide on its part in view of the facts and circumstances of a case

or it cannot be alleged that the party has "not acted deliberately" or

"remained inactive". However, the facts and circumstances of each

case must afford sufficient ground to enable the Court concerned to

exercise discretion for the reason that whenever the Court exercises

discretion, it has to be exercised judiciously.

33. The applicant must satisfy the Court that he was prevented by any

"sufficient cause" from prosecuting his case, and unless a satisfactory

explanation is furnished, the Court should not allow the application

for condonation of delay. The Court has to examine whether the

mistake is bona fide or was merely a device to cover the ulterior

purpose as has been held in "Manindra Land and Building

Corporation Ltd. Vrs. Bhutnath Banerjee & Ors.", AIR 1964 SC

1336; "Lala Matadin Vrs. A. Narayanan", (1969) 2 SCC 770;

"Parimal Vrs. Veena @ Bharti", (2011) 3 SCC 545 and "Maniben

Devraj Shah Vrs. Municipal Corporation of Brihan Mumbai",

(2012) 5 SCC 157.

34. It has further been held in the aforesaid judgments that the

expression 'sufficient cause' should be given a liberal interpretation

to ensure that substantial justice is done, but only so long as

negligence, inaction or lack of bona fides cannot be imputed to the

party concerned, whether or not sufficient cause has been furnished,

can be decided on the facts of a particular case and no straitjacket

formula is possible, reference in this regard may be made to the

judgment rendered by the Hon'ble Apex Court in Ram Nath Sao @

Ram Nath Sahu & Ors. Vrs. Gobardhan Sao & Ors., (2002) 3 SCC

195, wherein, at paragraph-12, it has been held as hereunder:-

"12. Thus, it becomes plain that the expression "sufficient cause" within the meaning of Section 5 of the Act or Order 22 Rule 9 of the Code or any other similar provision should receive a liberal construction so as to advance substantial justice when no negligence or inaction or want of bona fides is imputable to a party. In a particular case whether explanation furnished would constitute "sufficient cause" or not will be dependent upon facts of each case. There cannot be a straitjacket formula for accepting or rejecting explanation furnished for the delay caused in taking steps. But one thing is clear that the courts should not proceed with the tendency of finding fault with the cause shown and reject the petition by a slipshod order in over- jubilation of disposal drive. Acceptance of explanation furnished should be the rule and refusal, an exception, more so when no negligence or inaction or want of bona fides can be imputed to the defaulting party. On the other hand, while considering the matter the courts should not lose sight of the fact that by not taking steps within the time prescribed a valuable right has accrued to the other party which should not be lightly defeated by condoning delay in a routine-like manner. However, by taking a pedantic and hypertechnical view of the matter the explanation furnished should not be rejected when stakes are high and/or arguable points of facts and law are involved in the case, causing enormous loss and irreparable injury to the party againstwhom the lis terminates, either by default or inaction and defeating valuable right of such a party to have the decision on merit. While considering the matter, courts have to strike a balance between resultant effect of the order it is going to pass upon the parties either way."

35. It is evident from the judgments referred hereinabove, wherein,

expression 'sufficient cause' has been dealt with which means that

the party should not have acted in a negligent manner or there was a

want of bona fide on its part in view of the facts and circumstances of

a case or it cannot be alleged that the party has "not acted

deliberately" or "remained inactive".

36. Adverting to the factual cause shown on behalf of the appellant in the

instant delay condonation application, this Court in order to come to

the conclusion as to whether the cause shown at Para 3 and 5 jointly,

is to be considered or not, has gone through the aforesaid Para(s), for

ready reference, the same is being referred herein:

"3. That the Appellant/Petitioner is a widowed tribal

lady of 71 years reside in remote village of Khunti

which almost covered in jungle and she was not

aware of the case because she was not made party to

the writ application and she came to know about the

order when at village level they were informed by the

office.

......

5. That the appellants/petitioner were not aware of

the fact that the Letter Patent Application has to be

filed within a stipulated period of time and they came

to know only when they contacted his lawyer and

thereafter, they immediately filed the instant Letters

Patent Application."

37. The admitted fact herein is evident from the record of the W.P. (S) No.

5834 of 2019 that the present appellant was not arrayed as party to

the proceedings even though she is claiming that she is the first wife

of the deceased employee and the fact about the status of the present

appellant as the first wife of the deceased employee even has not

been disputed by the writ petitioner in the writ proceedings, the

respondent No. 5 herein.

38. This Court, in view of the aforesaid admitted fact, is of the view that

if a litigant is not a party, having interest upon the lis, and if she

comes to know about any order said to be of adverse interest to the

litigant, as the facts of the present case, the delay is to be condoned.

39. Therefore, this Court is of the view that whatever the grounds have

been taken in Para 3 and 5 of the interlocutory application, are

sufficient one to condone the delay of 791 days.

40. Accordingly, the delay of 791 days in filing of the present appeal i.e.

LPA No. 376 OF 2025 is hereby condoned.

41. The interlocutory application being I.A. No. 10459 of 2024 stands

allowed.

I.A. No. 13509 of 2024 (in LPA No. 108 OF 2025):

42. Since the delay of 412 days has been occurred in filing the letters

patent appeal being LPA No. 108 of 2025, as such, the instant

interlocutory application has been filed under Section 5 of the

Limitation Act with prayer to condone the said delay.

43. The cause of delay in filing the appeal has been shown in Para- 3 & 5

of the said interlocutory application.

44. This Court has already considered the interlocutory application being

I.A. No. 10459 of 2024 filed in LPA No. 376 of 2025 above and after

going through the reasons mentioned in the I.A. No. 10459 of 2024,

said to be sufficient, the said interlocutory application has been

allowed.

45. Since the common issues are involved in both these appeals and

similar reasons are mentioned in the present interlocutory

application being I.A. No. 13509 of 2024, therefore, the same is being

allowed and hence disposed of.

46. Accordingly, the delay of 412 days in filing the instant appeal is

hereby condoned.

LPA No. 376 of 2025 & LPA No. 108 of 2025:

47. Nobody is present to represent the respondent in LPA No. 376 of

2025.

48. Mr. Rakesh Kr. Shahi, learned AC to Mr. Ratnesh Kumar, learned S.C.

(L&C)-I, is present to represent the State in L.P.A. No. 108 of 2025

and since both the appeals are arising out of same claim, this Court is

hereby directing Mr. Rakesh Kr. Shahi, learned counsel to represent

the State in LPA No. 376 of 2025 as well.

49. Mr. Rakesh Kr. Shahi, learned counsel representing the State had

sought for three weeks' time to seek instruction and file counter-

affidavit.

50. Learned counsel appearing for the Accountant General Jharkhand

waives notice in both the appeals.

51. Three weeks' time is given to the learned counsel for the respondents

to file counter-affidavit.

52. Learned State counsel is also directed to come with the original

service record of the deceased employee on the next date of hearing.

53. List this matter on 7th April, 2026.

(Sujit Narayan Prasad, J.)

(Sanjay Prasad, J.)

16th March, 2026 Samarth

 
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