Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Odisha & vs Chandramani Jena
2024 Latest Caselaw 17001 Ori

Citation : 2024 Latest Caselaw 17001 Ori
Judgement Date : 22 November, 2024

Orissa High Court

State Of Odisha & vs Chandramani Jena on 22 November, 2024

Author: Biraja Prasanna Satapathy

Bench: Biraja Prasanna Satapathy

      IN THE HIGH COURT OF ORISSA AT CUTTACK

                    FAO NO.540 of 2020


State of Odisha &              .....          Appellants
Another
                                          Mr. P.K.Panda, ASC
                           -versus-
Chandramani Jena                  .....         Respondents
&Another                                        Mr. S.C.Nathsharma,
                                                Advocate for Resp.
                                                No.1



                      CORAM:
THE HON'BLE MR. JUSTICE BIRAJA PRASANNA SATAPATHY

                         ORDER

22.11.2024 Order No.4

I.A. No.426 of 2020

1. This matter is taken up through hybrid mode.

2. Heard learned counsel for the appellant.

3.This Application has been filed seeking condonation of delay of 841 days in filing the appeal in question. The present appeal has been filed challenging the judgment dtd.15.12.2017 passed by the learned State Education Tribunal, Odisha, Bhubaneswar in G.I.A Case No.617 of 2012.

4. It is contended that due to Covid Pandemic-2019 and lock-down in the country, the matter could not .

be monitored and the normal office work was also disrupted, for which the matter got delayed and could not be filed within the period of limitation. However, the delay in filing the appeal is not intentional and rather bona fide one.

5. Learned counsel appearing for the Respondents on the other hand contended that the delay in filing the appeal has not been properly explained by showing sufficient cause and in view of the decision of the Hon'ble Apex Court in the case of Postmaster General &Ors. Vs. Living Media Ltd. &Anr. ((2012) 3 SCC 563) and the decision of this Court in State of Odisha &Ors. Vs. Sales Tax Officer, Cuttack II (W.P.(C) No. 15763 of 2021), the delay is not required to be condoned.

5.1. Hon'ble Apex Court in Para 27 and 29 of the Judgment in the case of Postmaster General &Ors. has held as follows:-

"27. It is not in dispute that the person(s) concerned were well aware or conversant with the issues involved including the prescribed period of limitation for taking up the matter by way of filing a special leave petition in this Court. They cannot claim that they have a separate period of limitation when the Department was possessed with competent persons familiar with court proceedings. In the absence of plausible and acceptable explanation, we are posing a question why the

.

delay is to be condoned mechanically merely because the Government or a wing of the Government is a party before us.

29. In our view, it is the right time to inform all the government bodies, their agencies and instrumentalities that unless they have reasonable and acceptable explanation for the delay and there was bona fide effort, there is no need to accept the usual explanation that the file was kept pending for several months/years due to considerable degree of procedural red tape in the process. The government departments are under a special obligation to ensure that they perform their duties with diligence and commitment. Condonation of delay is an exception and should not be used as an anticipated benefit for the government departments. The law shelters everyone under the same light and should not be swirled for the benefit of a few."

5.2. Similarly this Court in the case of State of Odisha &Ors in Para -5 has held as follows:-

"5. The Supreme Court has recently in a series of matters reiterated that the explanation usually offered by the State and its entities for the delay on account of administrative exigencies should not be accepted unless they are shown to be justified. A sampling of such orders is as under:

(i) Order dated 13th January 2021 in SLP No.17559 of 2020 (State of Gujarat v.

Tushar Jagdish Chandra Vyas &Anr.)

(ii) Order dated 22nd January 2021 in SLP No.11989 of 2020 (The Commissioner of Public Instruction &Ors. v.

Shamshuddin)

.

(iii) Order dated 22nd January 2021 in SLP No.25743 of 2020 (State of Uttar Pradesh &Ors v. Sabha Narain &Ors.)

(iv) Order dated 4th February 2021 in SLP No.19846 of 2020 (Union of India v. Central Tibetan Schools Admin &Ors)

(v) Order dated 11th January 2021 in SLP No.22605 of 2020 (The State of Odisha &Ors v. Sunanda Mahakuda)"

5.3. Basing on the stand taken in the objection to the I.A, it is also contended that the present appeal has been filed after the order impugned was implemented by the Appellant No.1 vide Letter No.30856/HE dt.05.11.2018 under Annexure-A/2 to the objection and clarification issued vide letter No.22247/HE dtd.23.10.2019, where in the decision taken on 05.11.2018 was held legal.

6. Having heard learned counsel appearing for the Parties and placing reliance on the decisions as cited (supra), this Court does not find any sufficient cause pleaded by the appellants for condoning the delay in question. It is also found that much prior to advent of COVID-19, the delay had already occurred.

6.1. It is also found from the record that the order passed by the Tribunal has been implemented vide order dt.05.11.2018 of Appellant No.1 and after such implementation the present appeal has been filed.

.

6.2. Therefore, in view of the aforesaid analysis, this Court is not inclined to condone the delay in filing the appeal and dismiss the I.A. accordingly.

(Biraja Prasanna Satapathy) Judge

1. Since this Court is not inclined to condone the delay in filing the appeal, the appeal is accordingly dismissed.

(Biraja Prasanna Satapathy) Judge P.T.O

Subrat

Location: HIGH COURT OF ORISSA, CUTTACK

.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter