Citation : 2023 Latest Caselaw 13969 MP
Judgement Date : 25 August, 2023
1
IN THE HIGH COURT OF MADHYA PRADESH
AT INDORE
BEFORE
HON'BLE SHRI JUSTICE SUSHRUT ARVIND DHARMADHIKARI
&
HON'BLE SHRI JUSTICE PRAKASH CHANDRA GUPTA
ON THE 25 th OF AUGUST, 2023
WRIT APPEAL No. 788 of 2018
BETWEEN:-
1. SUB DIVISIONAL OFFICER AND REGISTRAR OF
PUBLIC TRUST, SUB DIVISION, DEWAS (MADHYA
PRADESH)
2. STATE OF M.P. THROUGH COLLECTOR DISTRICT
DEWAS (MADHYA PRADESH)
.....APPELLANT
(SHRI VAIBHAV BHAGWAT, GOVERNMENT ADVOCATE FOR THE
APPELLANT/STATE).
AND
JAVERI SHRIRAM MANDIR, BAJRANGPURA DEWAS
LOK NYAS, THROUGH VYAVASTHAPAK NYASI, SHRI
BHARAT KUMAR S/O LATE SHRI LAXMINARAYAN
JHAVERI R/O IIND FLOOR, JHAVERI BUILDING, 1
KUMHAR TUKDA, BHULESHWAR, MUMBAI
(MAHARASHTRA)
.....RESPONDENT
(SHRI AYUSHYAMAN CHOUDHARY, COUNSEL FOR THE RESPONDENT.
WRIT APPEAL No. 1029 of 2022
BETWEEN:-
1. THE STATE OF MADHYA PRADESH, THROUGH
COLLECTOR, DEWAS (MADHYA PRADESH)
2. SUB DIVISIONAL OFFICER AND REGISTRAR,
PUBLIC TRUST, DEWAS DIVISION, DISTRICT
DEWAS (MADHYA PRADESH)
Signature Not Verified
Signed by: SREEVIDYA
Signing time: 8/29/2023
7:00:51 PM
2
.....APPELLANT
(SHRI VAIBHAV BHAGWAT, GOVERNMENT ADVOCATE FOR THE STATE).
AND
1. RAKESH KUMAR AGARWAL S/O SHREE RAMESH
KUMAR AGARWAL, AGED ABOUT 39 YEARS,
OCCUPATION: BUSINESS, 54, SHALINI ROAD,
DEWAS (MADHYA PRADESH)
2. ANIL KUMAR AGARWAL S/O SHREE RAMESH
KUMAR AGARWAL, AGED ABOUT 37 YEARS,
OCCUPATION: BUSINESS 54, SHALINI ROAD,
DISTRICT DEWAS (MADHYA PRADESH)
3. AJAY KUMAR AGARWAL S/O SHREE RAMESH
KUMAR AGARWAL, AGED ABOUT 35 YEARS,
OCCUPATION: BUSINESS 54, SHALINI ROAD,
DEWAS (MADHYA PRADESH)
4. RAJENDRA KUMAR JHAVERI S/O LATE SHRI
LAXMINARAYANJI JHAVERI, MANAGING
TRUSTEE JHAVERI SHRI RAM MANDIR TRUST,
JHAVERI SHRI RAM MANDIR, BAJRANGPURA,
DEWAS AND ALSO R/O HOUSE NO. 1 KUMHAR
TUKDA, MUMBAI (MAHARASHTRA)
.....RESPONDENTS
(SHRI HIMANSHU JOSHI, COUNSEL FOR RESPONDENT NO.1)
WRIT APPEAL No. 1030 of 2022
BETWEEN:-
1. THE STATE OF MADHYA PRADESH, THROUGH
COLLECTOR, DISTRICT DEWAS (MADHYA
PRADESH)
2. SUB DIVISIONAL OFFICER AND REGISTRAR OF
PUBLIC TRUST, DEWAS DIVISION, UJJAIN
(MADHYA PRADESH)
.....APPELLANT
(SHRI VAIBHAV BHAGWAT, GOVERNMENT ADVOCATE FOR THE STATE).
AND
1. M/S. SHIV SHAKTI LAND AND FINANCE
THROUGH PARTNER: RAKESH KUMAR
AGARWAL S/O SHREE RAMESH KUMAR
Signature Not Verified
Signed by: SREEVIDYA
Signing time: 8/29/2023
7:00:51 PM
3
AGARWAL, AGED ABOUT 39 YEARS,
OCCUPATION: BUSINESS 54, SHALINI ROAD,
DEWAS (MADHYA PRADESH)
2. RAJENDRA KUMAR JHAVERI S/O LATE SHRI
LAXMINARAYANJI JHAVERI, MANAGING
TRUSTEE JHAVERI SHRI RAM MANDIR TRUST,
JHAVERI SHRI RAM MANDIR, BAJRANGPURA,
DEWAS AND ALSO AT R/O- HOUSE NO. 1,
KUMHAR TUKDA, MUMBAI (MAHARASHTRA)
.....RESPONDENTS
(SHRI HIMANSHU JOSHI, COUNSEL FOR RESPONDENT NO.1)
WRIT APPEAL No. 60 of 2023
BETWEEN:-
1. THE STATE OF MADHYA PRADESH, THROUGH
COLLECTOR COLLECTORATE, OFFICE DISTRICT,
DEWAS (MADHYA PRADESH)
2. SUB DIVISIONAL OFFICER REGISTRAR, PUBLIC
TR U S T, DEWAS DIVISION, DEWAS (MADHYA
PRADESH)
.....APPELLANT
(SHRI VAIBHAV BHAGWAT, GOVERNMENT ADVOCATE FOR THE STATE).
AND
1. RAWALDAS RAJANI (DECEASED) THROUGH LRS.
MANOJ RAJANI S/O SHRI RAWALDAS RAJANI,
OCCUPATION: BUSINESS, 118 CIVIL LINES NEAR
COLLECTORATE DISTRICT DEWAS. (MADHYA
PRADESH)
2. RAWALDAS RAJANI DECEASED THR LRS
KAILASH RAJANI S/O RAWALDAS RAJANI
OCCUPATION: BUSINESS, 118 CIVIL INES NEAR
COLLECTORATE DEWAS (MADHYA PRADESH)
3. RAWALDAS RAJANI DECEASED THR LRS MS.
RITU CHAWLANI D/O SHRI ANAND CHAWLANI
OCCUPATION: BUSINESS 13, PROFESSOR COLONY
BHOPAL (MADHYA PRADESH)
4. PITAMBARDAS VISHNANI S/O SHRI ISHWARDAS
VISHNANI OCCUPATION: BUSINESS, 51
DAYANAND CHOWK DEWAS (MADHYA PRADESH)
Signature Not Verified
Signed by: SREEVIDYA
Signing time: 8/29/2023
7:00:51 PM
4
5. KAMAL KUMAR VISHNANI S/O SHRI TIKAMDASJI
VISHNANI OCCUPATION: BUSINESS 51
DAYANAND CHOWK DEWAS (MADHYA PRADESH)
6. RAJENDRA KUMAR S/O LATE
LAKSHMINARAYAN JAVERI H. NO. 1 KUMHAR
TUKDA, MUMBAI (MAHARASHTRA)
.....RESPONDENTS
(SHRI VIJAY KUMAR ASUDANI, COUNSEL FOR THE RESPONDENT)
T h is appeal coming on for hearing on condonation of delay and
admission this day, Justice Sushrut Arvind Dharmadhikari passed the
following:
ORDER
These appeals are being heard and decided by a common order since all the appeals involve similar question.
2. For the purpose of convenience, the facts of Writ Appeal No. 788/2018 is being taken into consideration.
3. This appeal under Section 2(1) of the Madhya Pradesh Uchha Nyayalaya (Khand Nyaypeeth Ko Appeal) Adhiniyam, 2005 is preferred being aggrieved by the order dated 09.02.2017 passed in Writ Petition No. 2214/2012 (Annexure A/3).
4. The respondents herein had filed the writ petition against the order dated 31.01.2012 passed by the Sub Divisional Officer & Registrar of Public Trust, Dewas cancelling the permission given to one of the trustees namely Rajendra Kumar, who is the respondent in the present case, to dispose of the trust property. The writ petition No. 2214/2012 came to be decided vide order dated 09.02.2017 and other connected writ petitions were decided on different
Signature Not Verified dates. Being aggrieved, the appellant State (respondents in the writ petition) has Signed by: SREEVIDYA Signing time: 8/29/2023 7:00:51 PM
filed these writ appeals.
5. At the very outset, learned counsel appearing for the respondents in all the writ appeals have raised preliminary objections with regard to the huge delay and laches in filing the present writ appeals. In view of the aforesaid objection, I.A.No. 2987/2018 application seeking condonation of delay is being taken up.
6. The present writ appeal was filed on 15.06.2018 where as the date of impugned order is 09.02.2017. The writ appeal has been filed by the State of M.P. after a gap of about 16 months. The certified copy of the impugned order was filed on 31.01.2023. If the limitation is calculated, the appeal is time barred by about 500 days. According to the application for condonation of delay, the Officer-in-Charge sought opinion from the Government Advocate vide letter dated 22.12.2017 and the opinion was received on 28.12.2017 to file the writ appeal. Thereafter, the opinion was forwarded to the higher authorities seeking permission from the Law Department and the Law Department vide letter dated 16.04.2018 has granted permission to file the writ appeal which was receive in the department on 08.05.2018. During Court summer vacation, the Officer-in- Charge contacted the office of Advocate General and the appeal was got prepared. After reopening, the writ appeal was filed without any further delay.
7 . Learned counsel for the appellant contended that the delay is genuine which has been caused due to procedural formalities and the same being bona fide on the part of the appellant, deserves to be condoned. He further contended that the other connected three writ appeals arise out of the same cause of action and therefore, the delay in filing those writ appeals needs to be condoned as well.
Signature Not Verified Signed by: SREEVIDYA Signing time: 8/29/2023 7:00:51 PM
8. Learned counsel for the appellants/State in support of his contentions has placed reliance on the judgment passed in the case of State of Haryana Vs. Chandramani and Others reported in 1996 (3) SCC 132 wherein it has been held thus:
"When the State is an applicant, praying for condonation of delay, it i s common knowledge that on account of impersonal machinery and the inherited bureaucratic methodology imbued with the note-making, file-pushing, and passing-on-the-buck ethos, delay on the part of the State is less difficult to understand though more difficult to approve, but the State represents collective cause of the community. It is axiomatic that decisions are taken by officers/agencies proverbially at slow pace and encumbered process of pushing the files from table to table and keeping it on table for considerable time causing delay intentional or otherwise - is a routine. Considerable delay of procedural red tape in the pro cess of their making decision is a co mmo n feature. Therefore, certain amount of latitude is not impermissible. If the appeals brought by the State are lost for such default no person is individually affected but what in the ultimate analysis suffers, is public interest. The expression "sufficient cause" should, therefore, be considered with pragmatism in justice-oriented approach rather than the technical detection of sufficient cause for explaining every day's delay."
9. Per contra, learned counsel appearing for the respondent by filing reply to the application for condonation of delay contended that it is not disputed that the order passed by the learned writ Court was not in the knowledge of the appellant since inception. The appellants have filed the writ appeals as a counter blast, this writ appeal has been filed wholly on untenable grounds. With a view to overcome the statutory bar, the present application seeking condonation of delay has been filed. The appellants have not been able to explain the day-to-day delay for condoning the same. In fact, the permission to file the writ appeal was granted on 28.12.2017. However, the appeal was filed after a lapse of more than six months for which there is no explanation. Hence, the present appeal deserves to be dismissed on the ground of delay and Signature Not Verified Signed by: SREEVIDYA Signing time: 8/29/2023 7:00:51 PM
laches alone.
10. Learned counsel for the respondent in support of his above contentions relied on various judgements of the Apex Court which are as follows:
In the case of Postmaster General & Ors. Vs. Living Media India
Ltd. & Anr(2012) 3 SCC 563, it is held that merely because the
Government is involved, different yardsticks cannot be laid down for
condoning the delay. The SLPs dismissed due to delay of 427 days.
In the case of State of Madhya Pradesh And Others Vs. Bherulal reported in (2020)10 SCC 654, the Apex Court held that unavailability of documents and the process of arranging the documents and bureaucratic process works cannot be a ground to condone the delay in filing of an appeal by the State. The delay of 663 days was not condoned and the SLP was dismissed with a cost of Rs. 25,000/-.
In the case of State of M.P. & Anr. Vs. Chaitram Maywade reported in (2020)10 SCC 667, it was held that the Law Department took 17 months in permitting filing of SLP. Officers responsible cannot just sit on the files and delay its filing. The SLP was dismissed with a cost of Rs. 35,000/- as delay of 588 days has occurred.
In the case of Govt. of India Vs. Md Wasim Akram in SLP (Cri)
Diary No. 10760/2020, although it was a good case on merits, the
threshold bar of delay and latches cannot be ignored. SLP was dismissed
with a cost of Rs. 25,000/- for a delay of 254 days.
In the case of State of Uttar Pradesh & Ors. vs. Sabha Narain; (2022) 9 SCC 266, the Hon'ble Apex Court has held that explanation for condonation of delay giving only a saga of moving Signature Not Verified Signed by: SREEVIDYA Signing time: 8/29/2023 7:00:51 PM
of file from one place to the other and that too with long interludes is not acceptable for condoning the delay as it shows the lethargy and incompetence of the petitioner. Such kind of cases have already been categorized by the Apex Court as "certificate cases" filed with the only object to obtain a quietus from the Supreme Court on the ground that nothing could be done because the highest Court has dismissed the appeal. The Apex Court has deprecated such practice and process.
11. Heard learned counsel for the parties and perused the record.
12. In the present case, there is delay of more than 500 days in filing the writ appeal. In the application seeking condonation of delay, no plausible explanation has been put forth by the appellant/State, therefore, the present appeal suffers from inordinate delay and laches and the same is liable to be dismissed.
13. Whilst, it is true that limitation does not strictly apply to the proceedings under Article 32 or 226 of the Constitution of India, nevertheless such rights cannot be enforced after an unreasonable lapse of time. Consideration of unexplained delays and inordinate latches would always be relevant in writ actions and writ Courts naturally ought to be reluctant in exercising their discretionary jurisdiction to protect those who have slept over wrongs and allowed illegalities to fester. Fence sitters cannot be allowed to barge into Courts and cry for their rights at their convenience and vigilant citizens ought not to be treated alike with mere opportunists. On multiple occasions, it has been restated by the Apex Court for there are implicit limitations of time within which writ remedies can be enforced. Signature Not Verified Signed by: SREEVIDYA Signing time: 8/29/2023 7:00:51 PM
14. In the case of S.S. Balu Vs. State of Kerela, (2009) 2 SCC 479 the Apex Court has observed that " it is also well-settled principle of law that "delay defeats equity"..... It is now a trite law that where the writ petitioner approaches the High Court after a long delay, reliefs prayed for may be denied to them on the ground of delay and laches.
15. In view of the aforesaid pronunciation of law and the fact that the delay has not been properly explained, I.A.No.2987/2018 seeking condonation of delay is hereby rejected. Consequently, the W.A. No. 788/2018 stands dismissed.
16. Since the other connected writ appeals arise out of the order passed by the learned Single Judge relying on the order passed in Writ Petition No. 2214/2012, hence, W.A.No. 60/2023, W.P.No. 1030/2022 and W.A.No. 1029/2022 also stand dismissed.
Let copy of this order be placed in the record of the aforesaid connected writ appeals.
No order as to cost.
(S. A. DHARMADHIKARI) (PRAKASH CHANDRA GUPTA)
JUDGE JUDGE
vidya
Signature Not Verified
Signed by: SREEVIDYA
Signing time: 8/29/2023
7:00:51 PM
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!