Citation : 2021 Latest Caselaw 9013 MP
Judgement Date : 21 December, 2021
1
THE HIGH COURT OF MADHYA PRADESH
Writ Petition No.28285/2021
Ramprakash Thakur Vs. State of M.P. and others
Gwalior, Dated:21-12-2021
Shri Niraj Shrivastava, Advocate for petitioner.
Shri Sanjay Kumar Sharma, Government Advocate for the
State.
This petition under Article 226 of the Constitution of India has
been filed seeking the following reliefs:-
¼7-1½ fiVh'ku }kjk izLrqr fjV fiVh'ku Lohdkj djrs gq,]
fiVh'ku dks e/; izns'k 'kklu foRr foHkkx ds vkns'k
fnukad 16-09-1980] 08-01-1996] 25-09-2012] 08-03-
2019] ,oa 28-07-2018] ¼vusDtj ih&3 lhjht½ ,oa
ekuuh; mPp U;k;ky; }kjk fjV fiVh'ku ua-
[email protected] ohjsUnz fdysnkj fo:} e/;izns'k jkT; o
vU; ,oa fjV vihy ua- [email protected] e/;izns'k jkT; o
vU; fo:} ohjsUnz fdysnkj esa ikfjr vkns'[email protected]'kk
funsZ'k Øe'k% fnukad 13-10-2010] ,oa 27-04-2012
¼vusDtj ih&4 lhjht½ rFkk e/;izns'k flfoy lsok,sa
¼vodk'k½ fu;e] 1977 ds izko/kkuksa ds de esa ik=rk
240 fnol ds vftZr vodk'k ds [email protected]
30 fnol esa C;kt lfgr ekuuh; loksZPp U;k;ky; ds
izdj.k flfoy vihy ua- [email protected] The State of
Andhra pradesh and Another Vs. Smt.
Dinavahi lakshmi kameswari
esa ikfjr vkns'k fnukad 08 Qjojh 2021 ds vko';d
ikyu ds Øe esa Lohd`r dj [email protected] fd;s tkus
ds vkns'k funsZ'k [email protected]; izkf/kdkfj;ksa
dks iznku djus dh d`ik djsaA
¼7-2½ vU; mfpr fjV] vkns'k vFkok funsZ'k U;k; fgr esa
fiVh'kuj ds i{k esa tkjh djus dh d`ik djsa] izdj.k
O;; fjLiksUMsUV~l ls fnyk;s tkus dh d`ik djsaA
2. It is submitted by the counsel for the petitioner that the
petitioner has retired on 30/6/2016 after attaining the age of
superannuation. On 25/9/2012 the respondents had issued an order
for grant of leave encashment. However, even after superannuation of
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
the petitioner the benefit of leave encashment has not been given. It
is further submitted that some vigilant employees approached this
Court and they were granted the relief. Since the petitioner is a
similarly situated person, therefore, he is also entitled for payment of
leave encashment. It is further submitted that the petition does not
suffer from delay and laches as the non-payment of leave encashment
amounts to recurring cause of action.
3. Per contra, the petition is vehemently opposed by the counsel
for the State. It is submitted that the petition suffers from delay and
laches. The petitioner had retired in the year 2016, whereas the
present petition has been filed on 17/12/2021, i.e. after five and half
years. The explanation which has been given by the petitioner that
the non-payment of leave encashment is a recurring cause of action is
misconceived as the non-payment of leave encashment does not
affect the pension of the petitioner. So far as the grant of similar relief
to other employees is concerned, it is submitted that merely because
some vigilant litigants were prosecuting their legitimate cause,
cannot be a ground to give a fresh cause of action to the petitioner
and the cause of action has to be counted from the day when it arose
for the first time and in the present case the cause of action arose on
30/6/2016 when the petitioner stood retired from service.
4. Heard learned counsel for the parties.
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
5. Before adverting to the merits of the case, this Court would
like to consider as to whether the petition suffers from delay and
laches or not?
6. As per Article 7 of the Limitation Act, the period of limitation
for recovery of salary is three years. In the present case, the petition
has been filed admittedly after five and half years.
7. At this stage, it is submitted by the counsel for the petitioner
that in view of the covid 19 pandemic, the petitioner could not file
the writ petition and in view of the interim orders passed by the
Supreme Court, the period of limitation had stopped running during
covid 19 pandemic.
8. In the present case, the petitioner stood superannuated on
30/6/2016, therefore, the period of limitation for recovery of leave
encashment was three years, i.e. upto 30/6/2019. Admittedly, the
complete lock-down was imposed with effect from 24/3/2020. When
the period of limitation had expired, there was nothing like covid 19
pandemic. In fact, it appears that even the corona virus was not in
existence.
9. Be that as it may.
10. Since the period of limitation for filing a suit for recovery of
salary had already come to an end on 30/6/2019, therefore, any
subsequent disability cannot be a good ground to condone the delay.
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
Furthermore, filing of representation would not give rise to any
further cause of action. Even passing of an order in favour of a
vigilant employee cannot be said to be a fresh cause of action and the
cause of action has to be counted from the day when it arose for the
first time. Even if a direction is given to the respondents to decide a
representation, it would not give fresh life to a stale and dead case.
Even if a representation in a stale and dead case is decided, still then
it would not give rise to any fresh cause of action.
11. The Supreme Court in the case of Karnataka Power Corpon.
Ltd. Vs. K. Thangappan reported in (2006) 4 SCC 322 has held as
under :
6. Delay or laches is one of the factors which is to be borne in mind by the High Court when they exercise their discretionary powers under Article 226 of the Constitution. In an appropriate case the High Court may refuse to invoke its extraordinary powers if there is such negligence or omission on the part of the applicant to assert his right as taken in conjunction with the lapse of time and other circumstances, causes prejudice to the opposite party. Even where fundamental right is involved the matter is still within the discretion of the Court as pointed out in Durga Prashad v. Chief Controller of Imports and Exports. Of course, the discretion has to be exercised judicially and reasonably.
7. What was stated in this regard by Sir Barnes Peacock in Lindsay Petroleum Co. v. Prosper Armstrong Hurd (PC at p. 239) was approved by this Court in Moon Mills Ltd. v. M.R. Meher and Maharashtra SRTC v. Shri Balwant Regular Motor Service. Sir Barnes had stated:
"Now, the doctrine of laches in courts of equity is not an arbitrary or a technical doctrine. Where it would be
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
practically unjust to give a remedy either because the party has, by his conduct done that which might fairly be regarded as equivalent to a waiver of it, or where by his conduct and neglect he has though perhaps not waiving that remedy, yet put the other party in a situation in which it would not be reasonable to place him if the remedy were afterwards to be asserted, in either of these cases, lapse of time and delay are most material. But in every case, if an argument against relief, which otherwise would be just, is founded upon mere delay, that delay of course not amounting to a bar by any statute of limitation, the validity of that defence must be tried upon principles substantially equitable. Two circumstances always important in such cases are, the length of the delay and the nature of the acts done during the interval which might affect either party and cause a balance of justice or injustice in taking the one course or the other, so far as it relates to the remedy."
8. It would be appropriate to note certain decisions of this Court in which this aspect has been dealt with in relation to Article 32 of the Constitution. It is apparent that what has been stated as regards that article would apply, a fortiori, to Article 226. It was observed in Rabindranath Bose v. Union of India that no relief can be given to the petitioner who without any reasonable explanation approaches this Court under Article 32 after inordinate delay. It was stated that though Article 32 is itself a guaranteed right, it does not follow from this that it was the intention of the Constitution-makers that this Court should disregard all principles and grant relief in petitions filed after inordinate delay.
9. It was stated in State of M.P. v. Nandlal Jaiswal that the High Court in exercise of its discretion does not ordinarily assist the tardy and the indolent or the acquiescent and the lethargic. If there is inordinate delay on the part of the petitioner and such delay is not satisfactorily explained, the High Court may decline to intervene and grant relief in exercise of its writ jurisdiction. It was stated that this rule is premised on a number of factors. The High Court does not ordinarily permit a belated resort to the extraordinary remedy because it is likely to cause confusion
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
and public inconvenience and bring, in its train new injustices, and if writ jurisdiction is exercised after unreasonable delay, it may have the effect of inflicting not only hardship and inconvenience but also injustice on third parties. It was pointed out that when writ jurisdiction is invoked, unexplained delay coupled with the creation of third-party rights in the meantime is an important factor which also weighs with the High Court in deciding whether or not to exercise such jurisdiction.
The Supreme Court in the case of M.P. Ram Mohan
Raja Vs. State of T.N. Reported in (2007) 9 SCC 78 has held as
under :
11. So far as the question of delay is concerned, no hard- and-fast rule can be laid down and it will depend on the facts of each case. In the present case, the facts stare at the face of it that on 8-10-1996 an order was passed by the Collector in pursuance of the order passed by the High Court, rejecting the application of the writ petitioner for consideration of the grant of mining lease. The writ petitioner sat tight over the matter and did not challenge the same up to 2003. This on the face of it appears to be very serious. A person who can sit tight for such a long time for no justifiable reason, cannot be given any benefit.
The Supreme Court in the case of Shiv Dass Vs. Union
of India reported in (2007) 9 SCC 274 has held as under :
6. Normally, in the case of belated approach writ petition has to be dismissed. Delay or laches is one of the factors to be borne in mind by the High Courts when they exercise their discretionary powers under Article 226 of the Constitution of India. In an appropriate case the High Court may refuse to invoke its extraordinary powers if there is such negligence or omission on the part of the applicant to assert his right as taken in conjunction with the lapse of time and other circumstances, causes prejudice to the opposite party. Even where fundamental right is involved
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
the matter is still within the discretion of the Court as pointed out in Durga Prashad v. Chief Controller of Imports and Exports. Of course, the discretion has to be exercised judicially and reasonably.
7. What was stated in this regard by Sir Barnes Peacock in Lindsay Petroleum Co. v. Prosper Armstrong Hurd, PC at p. 239 was approved by this Court in Moon Mills Ltd. v. M.R. Meher and Maharashtra SRTC v. Balwant Regular Motor Service. Sir Barnes had stated:
"Now the doctrine of laches in courts of equity is not an arbitrary or technical doctrine. Where it would be practically unjust to give a remedy either because the party has, by his conduct done that which might fairly be regarded as equivalent to a waiver of it, or where by his conduct and neglect he has though perhaps not waiving that remedy, yet put the other party in a situation in which it would not be reasonable to place him if the remedy were afterwards to be asserted, in either of these cases, lapse of time and delay are most material. But in every case, if an argument against relief, which otherwise would be just, if founded upon mere delay, that delay of course not amounting to a bar by any statute of limitation, the validity of that defence must be tried upon principles substantially equitable. Two circumstances always important in such cases are, the length of the delay and the nature of the acts done during the interval which might affect either party and cause a balance of justice or injustice in taking the one course or the other, so far as relates to the remedy."
8. It was stated in State of M.P. v. Nandlal Jaiswal that the High Court in exercise of its discretion does not ordinarily assist the tardy and the indolent or the acquiescent and the lethargic. If there is inordinate delay on the part of the petitioner and such delay is not satisfactorily explained, the High Court may decline to intervene and grant relief in exercise of its writ jurisdiction. It was stated that this rule is premised on a number of factors. The High Court does not ordinarily permit a belated resort to the extraordinary remedy because it is likely to cause confusion and public inconvenience and bring in its train new injustices, and if writ jurisdiction is exercised after unreasonable delay, it
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
may have the effect of inflicting not only hardship and inconvenience but also injustice on third parties. It was pointed out that when writ jurisdiction is invoked, unexplained delay coupled with the creation of third-party rights in the meantime is an important factor which also weighs with the High Court in deciding whether or not to exercise such jurisdiction.
The Supreme Court in the case of Nadia Distt. Primary
School Council Vs. Sristidhar Biswar reported in (2007) 12 SCC
779 has held as under :
11. In the present case, the panel was prepared in 1980 and the petitioners approached the court in 1989 after the decision in Dibakar Pal. Such persons should not be given any benefit by the court when they allowed more than nine years to elapse. Delay is very significant in matters of granting relief and courts cannot come to the rescue of the persons who are not vigilant of their rights. Therefore, the view taken by the High Court condoning the delay of nine years cannot be countenanced.
The Supreme Court in the case of U.P. Jal Nigam Vs.
Jaswant Singh reported in (2006) 11 SCC 464 has held as under :
12. The statement of law has also been summarised in Halsbury's Laws of England, para 911, p. 395 as follows: "In determining whether there has been such delay as to amount to laches, the chief points to be considered are:
(i) acquiescence on the claimant's part; and
(ii) any change of position that has occurred on the defendant's part.
Acquiescence in this sense does not mean standing by while the violation of a right is in progress, but assent after the violation has been completed and the claimant has become aware of it. It is unjust to give the claimant a remedy where, by his conduct, he has done that which might fairly be regarded as equivalent
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
to a waiver of it; or where by his conduct and neglect, though not waiving the remedy, he has put the other party in a position in which it would not be reasonable to place him if the remedy were afterwards to be asserted. In such cases lapse of time and delay are most material. Upon these considerations rests the doctrine of laches."
The Supreme Court in the case of Jagdish Lal Vs. State
of Haryana reported in (1997) 6 SCC 538 has held as under :
18. That apart, as this Court has repeatedly held, the delay disentitles the party to the discretionary relief under Article 226 or Article 32 of the Constitution.
The Supreme Court in the case of NDMC Vs. Pan
Singh reported in (2007) 9 SCC 278 has held as under :
16. There is another aspect of the matter which cannot be lost sight of. The respondents herein filed a writ petition after 17 years. They did not agitate their grievances for a long time. They, as noticed herein, did not claim parity with the 17 workmen at the earliest possible opportunity. They did not implead themselves as parties even in the reference made by the State before the Industrial Tribunal. It is not their case that after 1982, those employees who were employed or who were recruited after the cut-off date have been granted the said scale of pay. After such a long time, therefore, the writ petitions could not have been entertained even if they are similarly situated. It is trite that the discretionary jurisdiction may not be exercised in favour of those who approach the court after a long time. Delay and laches are relevant factors for exercise of equitable jurisdiction. (See Govt. of W.B. v. Tarun K. Roy, U.P. Jal Nigam v. Jaswant Singh and Karnataka Power Corpn. Ltd. v. K. Thangappan.)
17. Although, there is no period of limitation provided for filing a writ petition under Article 226 of the Constitution of India, ordinarily, writ petition should be filed within a reasonable time. (See Lipton India Ltd. v. Union of India
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
and M.R. Gupta v. Union of India.)
18. In Shiv Dass v. Union of India this Court held: (SCC p. 277, paras 9-10) "9. It has been pointed out by this Court in a number of cases that representations would not be adequate explanation to take care of delay. This was first stated in K.V. Rajalakshmiah Setty v. State of Mysore. There is a limit to the time which can be considered reasonable for making representations and if the Government had turned down one representation the making of another representation on similar lines will not explain the delay. In State of Orissa v. Pyarimohan Samantaray making of repeated representations was not regarded as satisfactory explanation of the delay. In that case the petition had been dismissed for delay alone. (See also State of Orissa v. Arun Kumar Patnaik.)
10. In the case of pension the cause of action actually continues from month to month. That, however, cannot be a ground to overlook delay in filing the petition. It would depend upon the fact of each case. If petition is filed beyond a reasonable period say three years normally the Court would reject the same or restrict the relief which could be granted to a reasonable period of about three years. The High Court did not examine whether on merit the appellant had a case. If on merits it would have found that there was no scope for interference, it would have dismissed the writ petition on that score alone."
19. We, therefore, are of the opinion that it was not a fit case where the High Court should have exercised its discretionary jurisdiction in favour of the respondents herein.
The Supreme Court in the case of State of Uttaranchal
v. Shiv Charan Singh Bhandari reported in (2013) 12 SCC 179 has
held as under :
19. From the aforesaid authorities it is clear as crystal that even if the court or tribunal directs for consideration of
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
representations relating to a stale claim or dead grievance it does not give rise to a fresh cause of action. The dead cause of action cannot rise like a phoenix. Similarly, a mere submission of representation to the competent authority does not arrest time.
* * * *
28. Remaining oblivious to the factum of delay and laches and granting relief is contrary to all settled principles and even would not remotely attract the concept of discretion. We may hasten to add that the same may not be applicable in all circumstances where certain categories of fundamental rights are infringed. But, a stale claim of getting promotional benefits definitely should not have been entertained by the Tribunal and accepted by the High Court.
The Supreme Court in the case of C. Jacob v. Director
of Geology and Mining reported in (2008) 10 SCC 115 has held as
under :
"10. Every representation to the Government for relief, may not be replied on merits. Representations relating to matters which have become stale or barred by limitation, can be rejected on that ground alone, without examining the merits of the claim. In regard to representations unrelated to the Department, the reply may be only to inform that the matter did not concern the Department or to inform the appropriate Department. Representations with incomplete particulars may be replied by seeking relevant particulars. The replies to such representations, cannot furnish a fresh cause of action or revive a stale or dead claim."
The Supreme Court in the case of Union of India v. M.K.
Sarkar reported in (2010) 2 SCC 59 has held as under :
"15. When a belated representation in regard to a 'stale' or 'dead' issue/dispute is considered and decided, in compliance with a direction by the court/tribunal to do so, the date of such decision cannot be considered as
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
furnishing a fresh cause of action for reviving the 'dead' issue or time-barred dispute. The issue of limitation or delay and laches should be considered with reference to the original cause of action and not with reference to the date on which an order is passed in compliance with a court's direction. Neither a court's direction to consider a representation issued without examining the merits, nor a decision given in compliance with such direction, will extend the limitation, or erase the delay and laches."
The Supreme Court in the case of State of Orissa v.
Pyarimohan Samantaray reported in (1977) 3 SCC 396 has held as
under :
6. It would thus appear that there is justification for the argument of the Solicitor-General that even though a cause of action arose to the petitioner as far back as 1962, on the rejection of his representation on November 9, 1962, he allowed some eleven years to go by before filing the writ petition. There is no satisfactory explanation of the inordinate delay for, as has been held by this Court in Rabindra Nath Bose v. Union of India the making of repeated representations, after the rejection of one representation, could not be held to be a satisfactory explanation of the delay. The fact therefore remains that the petitioner allowed some 11 years to go by before making a petition for the redress of his grievances. In the meantime a number of other appointments were also made to the Indian Administrative Service by promotion from the State Civil Service, some of the officers received promotions to higher posts in that service and may even have retired. Those who continued to serve could justifiably think that as there was no challenge to their appointments within the period prescribed for a suit, they could look forward to further promotion and higher terminal benefits on retirement. The High Court therefore erred in rejecting the argument that the writ petition should be dismissed because of the inordinate and unexplained delay even though it was "strenuously" urged for its consideration on behalf of the Government of India.
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
The Supreme Court in the case of State of Orissa v.
Arun Kumar Patnaik reported in (1976) 3 SCC 579 has held as
under :
14. It is unnecessary to deal at length with the State's contention that the writ petitions were filed in the High Court after a long delay and that the writ petitioners are guilty of laches. We have no doubt that Patnaik and Mishra brought to the court a grievance too stale to merit redress. Krishna Moorthy's appointment was gazetted on March 14, 1962 and it is incredible that his service-horoscope was not known to his possible competitors. On November 15, 1968 they were all confirmed as Assistant Engineers by a common gazette notification and that notification showed Krishna Moorthy's confirmation as of February 27, 1961 and that of the other two as of May 2, 1962. And yet till May 29, 1973 when the writ petitions were filed, the petitioners did nothing except to file a representation to the Government on June 19, 1970 and a memorial to the Governor on April 16, 1973. The High Court made light of this long and inexplicable delay with a casual remark that the contention was "without any force". It overlooked that in June, 1974 it was setting aside an appointment dated March, 1962 of a person who had in the meanwhile risen to the rank of a Superintending Engineer. Those 12 long years were as if writ in water. We cannot but express our grave concern that an extraordinary jurisdiction should have been exercised in such an abject disregard of consequences and in favour of persons who were unmindful of their so-called rights for many long years.
The Supreme Court in the case of BSNL v. Ghanshyam
Dass reported in (2011) 4 SCC 374 has held as under :
26. On the other hand, where only the affected parties approach the court and relief is given to those parties, the fence-sitters who did not approach the court cannot claim that such relief should have been extended to them thereby upsetting or interfering with the rights which had accrued
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
to others.
27. In Jagdish Lal v. State of Haryana, the appellants who were general candidates belatedly challenged the promotion of Scheduled Caste and Scheduled Tribe candidates on the basis of the decisions in Ajit Singh Januja v. State of Punjab, Union of India v. Virpal Singh Chauhan and R.K. Sabharwal v. State of Punjab and this Court refused to grant the relief saying: (Jagdish Lal case, SCC pp. 562-63, para 18) "18. ... this Court has repeatedly held, the delay disentitles the party to the discretionary relief under Article 226 or Article 32 of the Constitution. It is not necessary to reiterate all the catena of precedents in this behalf. Suffice it to state that the appellants kept sleeping over their rights for long and elected to wake up when they had the impetus from Virpal Chauhan and Ajit Singh ratios. But Virpal Chauhan and Sabharwal cases, kept at rest the promotion already made by that date, and declared them as valid; they were limited to the question of future promotions given by applying the rule of reservation to all the persons prior to the date of judgment in Sabharwal case which required to be examined in the light of the law laid in Sabharwal case. Thus earlier promotions cannot be reopened. Only those cases arising after that date would be examined in the light of the law laid down in Sabharwal case and Virpal Chauhan case and equally Ajit Singh case. If the candidate has already been further promoted to the higher echelons of service, his seniority is not open to be reviewed. In A.B.S. Karamchari Sangh case a Bench of two Judges to which two of us, K. Ramaswamy and G.B.
Pattanaik, JJ. were members, had reiterated the above view and it was also held that all the prior promotions are not open to judicial review. In Chander Pal v. State of Haryana a Bench of two Judges consisting of S.C. Agrawal and G.T. Nanavati, JJ. considered the effect of Virpal Chauhan, Ajit Singh, Sabharwal and A.B.S. Karamchari Sangh cases and held that the seniority of those respondents who had already retired or had been promoted to higher posts could not be disturbed. The seniority of the petitioner therein and
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
the respondents who were holding the post in the same level or in the same cadre would be adjusted keeping in view the ratio in Virpal Chauhan and Ajit Singh; but promotion, if any, had been given to any of them during the pendency of this writ petition was directed not to be disturbed."
The Supreme Court in the case of State of T.N. v.
Seshachalam reported in (2007) 10 SCC 137 has held as under :
"16. ... filing of representations alone would not save the period of limitation. Delay or laches is a relevant factor for a court of law to determine the question as to whether the claim made by an applicant deserves consideration. Delay and/or laches on the part of a government servant may deprive him of the benefit which had been given to others. Article 14 of the Constitution of India would not, in a situation of that nature, be attracted as it is well known that law leans in favour of those who are alert and vigilant."
The Supreme Court in the case of Ghulam Rasool Lone
v. State of J&K reported in (2009) 15 SCC 321 has held as under:
22. If at this late juncture the petitioner is directed to be promoted to the post of Sub-Inspector even above Abdul Rashid Rather, the seniority of those who had been promoted in the meantime or have been directly recruited would be affected. The State would also have to pay the back wages to him which would be a drainage of public funds. Whereas an employee cannot be denied his promotion in terms of the rules, the same cannot be granted out of the way as a result whereof the rights of third parties are affected. The aspect of public interest as also the general administration must, therefore, be kept in mind while granting equitable relief.
23. We understand that there would be a heart burning insofar as the petitioner is concerned, but then he is to thank himself therefor. If those five persons, who were seniors to Hamiddulah Dar filed writ petitions immediately, the High Court might have directed cancellation of his
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
illegal promotion. This Court in Maharaj Krishan Bhatt did not take into consideration all these aspects of the matter and the binding decision of a three-Judge Bench of this Court in Govt. of W.B. v. Tarun K. Roy. The Division Bench of the High Court, therefore, in our opinion was right in opining that it was not necessary for it to follow Maharaj Krishan Bhatt.
The Supreme Court in the case of P.S. Sadasivaswamy
v. State of T.N., reported in (1975) 1 SCC 152 has held as under :
"2. ... A person aggrieved by an order of promoting a junior over his head should approach the Court at least within six months or at the most a year of such promotion. It is not that there is any period of limitation for the courts to exercise their powers under Article 226 nor is it that there can never be a case where the courts cannot interfere in a matter after the passage of a certain length of time. But it would be a sound and wise exercise of discretion for the courts to refuse to exercise their extraordinary powers under Article 226 in the case of persons who do not approach it expeditiously for relief and who stand by and allow things to happen and then approach the Court to put forward stale claims and try to unsettle settled matters."
12. Furthermore, non-payment of leave encashment does not affect
the pension of the petitioner. Recurring cause of action means giving
birth to a fresh cause of action on each and every day. Since the non-
payment of leave encashment does not affect the pension of the
petitioner, therefore, it cannot be said that the non-payment of leave
encashment has any adverse effect on the pension giving rise to fresh
cause of action on each and every day. Thus, this Court is of the
considered opinion that non-payment of leave encashment does not
THE HIGH COURT OF MADHYA PRADESH Writ Petition No.28285/2021 Ramprakash Thakur Vs. State of M.P. and others
have any recurring cause of action. As the petition has been filed
belatedly after five and half years of the date of superannuation of the
petitioner and no sufficient ground has been disclosed to condone
such delay and it is well established principle of law that delay
defeats equity, accordingly, no case is made out for entertaining this
writ petition.
13. Accordingly, the petition fails and is hereby dismissed.
(G.S. Ahluwalia) Judge Arun* ARUN KUMAR MISHRA 2021.12.22 17:26:31 +05'30'
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!