Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Unknown vs I.P. Thamilarasi
2021 Latest Caselaw 24120 Mad

Citation : 2021 Latest Caselaw 24120 Mad
Judgement Date : 8 December, 2021

Madras High Court
Unknown vs I.P. Thamilarasi on 8 December, 2021
                                                                      C.M.P.Nos.27550 and 27592 of 2019
                                                                           in W.A.SR.No.157044 of 2019



                              IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                DATED : 08.12.2021

                                                     CORAM:

                                    THE HON'BLE MR. JUSTICE M.DURAISWAMY
                                                      AND
                                  THE HON'BLE MR. J. SATHYA NARAYANA PRASAD

                                         C.M.P.Nos.27550 and 27592 of 2019
                                       in W.A.SR.Nos.157044 & 157012 of 2019


                   1. The Secretary to Government,
                      Education Department,
                      Government of Tamil Nadu,
                      Fort St. George,
                     Chennai – 600 009.

                   2. The Branch Officer,
                      Office of the Principal Accountant General ( A & E),
                      Tamil Nadu,
                      Tenampet,
                      Chennai – 18.

                   3. The Directorate of Elementary Education,
                      College Road, Chennai – 600 006.

                   4. The Addl. Asst. Elementary Educational Officer,
                      Tiruvarur

                   5. The Assistant Elementary Educational Officer,
                      Tiruvarur


                  Page 1/7
https://www.mhc.tn.gov.in/judis
                                                                        C.M.P.Nos.27550 and 27592 of 2019
                                                                             in W.A.SR.No.157044 of 2019



                   6. The District Elementary Educational Officer,
                      Tiruvarur
                                                                 ... Petitioners in both CMPs

                                                            v.
                   1. I.P. Thamilarasi
                                                          ... Respondent in CMP No.27550/2019

2. T.Veerasamy ... Respondent in CMP No.27592/2019

CMP No.27550/2019 Civil Miscellaneous Petition filed under section 5 of the Limitation Act to condone the delay of 834 days in filing the Writ Appeal against the order dated 01.08.2017 made in W.P.No.1618 of 2013.

CMP No.27592/2019 Civil Miscellaneous Petition filed under section 5 of the Limitation Act to condone the delay of 833 days in filing the Writ Appeal against the order dated 01.08.2017 made in W.P.No.1619 of 2013.

For Petitioners : Ms. S.Mythrrye Chandru Special Government Pleader

For Respondents : Ms. Y. Kavitha for M/s. Giridhar and Sai

Page 2/7 https://www.mhc.tn.gov.in/judis C.M.P.Nos.27550 and 27592 of 2019 in W.A.SR.No.157044 of 2019

COMMON ORDER (Order of the Court made by M.DURAISWAMY,J.)

Civil Miscellaneous Petition No.27550 of 2019 is filed to

condone the delay of 834 days in filing the Writ Appeal against the order

dated 01.08.2017 made in W.P.No.1618 of 2013.

2. Civil Miscellaneous Petition No. 27592 of 2019 is filed to

condone the delay of 833 days in filing the Writ Appeal against the order

dated 01.08.2017 made in W.P.No.1619 of 2013.

3. For condoning the inordinate delay of 833 days and 834 days

respectively, the District Educational Officer, in paragraph No.4 of the

Affidavit filed in support of the above petitions has stated as follows:

“... It is submitted that orders have been passed in the W.P. Nos.1618 of 2013 1619 of 2013 respectively dated 01.08.2017 and the copy of the Judgment were received in the office of the District Educational Officer, Tiruvarur on 22.11.2018. It is submitted that Appellants/Respondents was engaged in inspection of schools during the month of December and January 2019.

Page 3/7 https://www.mhc.tn.gov.in/judis C.M.P.Nos.27550 and 27592 of 2019 in W.A.SR.No.157044 of 2019

during the month of March and April 2019, paper valuation work were supervised. It is submitted that during the month of May 2019, the District Educational Officer has attended the final valuation and result publication work. During the month of June 2019, instant Examination was supervised. Hence, instructions were issued to the Block Educational Officer to take follow up action..”

4. On a perusal of the averments stated in para 4, it could be

seen that the Writ Petitions were disposed of by Common Order dated

01.08.2017 and the copy of the order was received in the office of the

District Educational Officer, Tiruvarur on 22.11.2018. On a perusal of the

copy of the order filed along with the Writ Appeals, it could be seen that the

appellants have not even applied for a copy of the order passed in the Writ

Petitions. The Writ Appeals have been filed by producing the copy of the

order sent to the respondents by the Registry. Further, in para 4 of the

affidavit, the District Educational Officer has stated that he was engaged in

inspection of schools during the month of December and January 2019 and

during the month of March and April 2019 engaged in paper valuation

work. Further, he has stated that during the month of May 2019, he

Page 4/7 https://www.mhc.tn.gov.in/judis C.M.P.Nos.27550 and 27592 of 2019 in W.A.SR.No.157044 of 2019

attended the final valuation and result publication work. Further, the

District Educational Officer has stated that during the month of June 2019,

he supervised the Examination, thereafter he had given instructions to the

Block Educational Officer to take follow up action.

5. From the reading of the averments stated in para 4, it is clear

that the District Educational Officer has attended all other works except the

filing of the Writ Appeals in time. The reasoning given by the Appellants

for condoning the inordinate delay of 833 days & 834 days respectively

cannot be accepted.

6. In the judgment reported in 2015 (1) SCC 680 [H.Dohil

Constructions Company Private Ltd. v. Nahar Exports Limtied and

another], the Hon'ble Supreme Court held that the party seeking for

condonation of delay should give acceptable reason. In the absence of

acceptable reason given by a party seeking for condonation of the delay, the

delay cannot be condoned.

7. The ratio laid down by the Hon'ble Supreme in the said

Page 5/7 https://www.mhc.tn.gov.in/judis C.M.P.Nos.27550 and 27592 of 2019 in W.A.SR.No.157044 of 2019

judgment squarely applies to the facts and circumstances of the present

case.

8. In the case on hand, the petitioners have not explained the

reasons for condoning the inordinate delay of 833 days and 834 days

respectively in a proper manner. In the absence of any acceptable reason

given by the petitioners, the delay cannot be condoned.

9. In such view of the matter, we are not inclined to condone the

inordinate delay of 833 days and 834 days respectively. The petitioners are

dismised. Consequently, W.A.SR.Nos.157044 & 157012 of 2019 are

rejected.

                                                                     [M.D., J.]      [J.S.N.P., J.]

                                                                           08.12.2021

                   Index           : Yes/No
                   Internet : Yes
                   Rj
                                                                    M. DURAISWAMY, J.
                                                                           and
                                                         J. SATHYA NARAYANA PRASAD ,J

                  Page 6/7
https://www.mhc.tn.gov.in/judis
                                                C.M.P.Nos.27550 and 27592 of 2019
                                                     in W.A.SR.No.157044 of 2019




                                                                              Rj




                                      C.M.P.Nos.27550 and 27592 of 2019

in W.A.SR.Nos.157044 & 157012 of 2019

08.12.2021

Page 7/7 https://www.mhc.tn.gov.in/judis

 
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