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

The Employees State Insurance ... vs Life Line Hospital And Research Centre, ...
2026 Latest Caselaw 535 Patna

Citation : 2026 Latest Caselaw 535 Patna
Judgement Date : 19 February, 2026

[Cites 23, Cited by 0]

Patna High Court

The Employees State Insurance ... vs Life Line Hospital And Research Centre, ... on 19 February, 2026

Author: Rajiv Roy
Bench: Rajiv Roy
     IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Miscellaneous Appeal No.594 of 2024
======================================================
The Employees State Insurance Corporation through the State Medical
Commissioner, Regional Office, Panchdeep Bhawan, Jawahar Lal Nehru
Marg, Patna- 800001.

                                                          ... ... Appellant/s
                                   Versus
Life Line Hospital and Research Centre, represented through Hemant Kumar,
S/o Sri Niranjan Prasad Singh, At Nipania Main Road, Ward No. 01, P.S.
Begusarai, Barauni, District- Begusarai, Bihar.

                                          ... ... Respondent/s
======================================================
Appearance :
For the Appellant/s    :        Mr. Ravi Ranjan, Advocate
For the ESIC           :        Mr. Bipin Bihari, Advocate
======================================================
CORAM: HONOURABLE MR. JUSTICE RAJIV ROY
ORAL JUDGMENT
Date : 19-02-2026

               Heard Mr. Ravi Kumar, learned counsel for the

 Employees State Insurance Corporation (henceforth for short

 'the ESIC' and Mr. Bipin Bihari for the Lifeline Hospital and

 Research Centre (for short 'the Hospital').

              2. The present petition has been preferred for the

 following relief/s:

                           (i) for the quashing impugned order dated

                           12/03/2024

passed in Misc. (Arbitration)

Case No. 19/2022 whereby and wherein the

learned Civil Judge (Sr. Div.)1", Patna Ms.

Sarika Vahalia was pleased to reject the

petition filed under Section 34(2)/2(a) of the

Arbitration and Conciliation Act, 1996 to be Patna High Court MA No.594 of 2024 dt.19-02-2026

read with Section 151 of the Code of Civil

Procedure;

(ii) to set aside the Award dated 01.12.2021

passed by the learned sole Arbitrator, Sri

Bidhu Bhushan Pathak (former District and

Sessions Judge) in Arbitration Case no.

3/2021 by which the claim of the claimant/

opposite party/ respondent was allowed and

the respondent/ petitioner/ appellant has

been directed to pay the claim amount for

Rs. 79, 83, 169/- (seventy nine lacs eighty

three thousand one hundred sixty nine) along

with interest @ 07% p. a., from the date of

filing of the claim application till its

realization in case it is not paid within time

schedule i.e., 3 months from the date of

Award then the petitioner has to pay the

aforesaid claim amount with interest @9%

p. a., till the amount is paid apart from Rs.

75,000/-(seventy five thousand) was

awarded litigation cost, whereas, the total

Awarded amount comes to Rs. 80, 58, 169/- Patna High Court MA No.594 of 2024 dt.19-02-2026

(eighty lacs fifty eight thousand one hundred

sixty nine) which was inter alia challenged

by the respondent/ petitioner/ appellant on

the ground of gross error resulting into

patent illegality since the claim amount was

allowed with interest solely on the basis of

the amount which were disallowed in terms

of the Memorandum of Agreement (M.O.A)

dated 14.06.2017 by the respondent

petitioner/ appellant which was specifically

stated in the Counter Affidavit/statement of

defence/supplementary statement of defence,

whereas, it was not considered by the

learned Arbitrator as well as the learned

Court below apart from other valid grounds

raised therein resulting into gross injustice

committed by the court below.

(emphasis added)

3. The short story leading to the present case is/are

that both 'the ESIC' and 'the Hospital entered into an agreement

on 14.06.2017 empanelling 'the Hospital' to provide

Primary/Secondary/Tertiary Medical care to the insured persons Patna High Court MA No.594 of 2024 dt.19-02-2026

on cashless basis.

4. Further, clause 35 of the memorandum of

agreement takes about the dispute or difference between the

parties to be referred to the Arbitrator.

5. As the story further unfolds, 'the Hospital'

submitted the bills which was/were negated by 'the ESIC'. This

followed the Request Case No. 41 of 2020 by 'the Hospital'

before the Patna High Court. The then Hon'ble the Chief

Justice on 10.02.2021 after recording that 'the ESIC' failed to

appear in the matter, disposed it of appointing Mr. Bidhu

Bhushan Pathak as the sole Arbitrator where the parties were

directed to appear on 01.03.2021.

6. Accordingly, the parties appeared before the sole

Arbitrator. Thereafter, on 01.12.2021, the sole Arbitrator

allowed the claim of 'the Hospital' directing 'the ESIC' to pay

Rs. 79,83,169/- alongwith 7% interest from the date of filing of

the claim petition till its realization. The amount calculated was

recorded as Rs. 80,58,169/-.

7. The relevant part of the Award dated 01.12.2021 is

recorded hereinbelow:

Patna High Court MA No.594 of 2024 dt.19-02-2026

AWARD

"This Arbitration Case No 03/2021,

arising out of Request Case No 41/2020,

stands allowed to the extent that

Employee's State Insurance Corporation

(ESIC) is directed to pay the claim amount

for Rs. 79.83.169/- (Seventy Nine Lac.

Eighty three Thousand, One Hundred Sixty

Nine) along with interest @ 07% p.a., from

the date of filing of the claim application as

well as till its realization. In case, it is not

paid within time schedule i.e. 3 months

from the date of Award then the Employee's

State Insurance Corporation (ESIC) has to

pay the entire claim amount as indicated

above with interest a 9% pa. till the amount

is paid and claimant shall also be entitled

to recover the amount due under the due

process of law. There shall not be cost

payable to the advocate rather Advocate

fee shall be paid by their respective party Patna High Court MA No.594 of 2024 dt.19-02-2026

but litigation cost Rs 75.000/- (Seventy

Five thousand) is also awarded as a

litigation cost which shall also be the part

of award.

Accordingly total Award amount comes to

Rs.80.58.169/-(Eight Lacs Fifty Eight

thousand One hundred Sixty Nine), payable

by respondent (Employee's State Insurance

Corporation to the claimant (Life line

Hospital and Research Center) in view of

the terms as mentioned here above.

(BIDHU BHUSHAN PATHAK)

SOLE ARBITRATOR

(emphasis added)

8. Aggrieved, the appellant approached the Civil

Court, Patna in Miscellaneous (Arbitration) Case No. 19 of

2022 (Employees State Insurance Corporation through State

Medical Commissioner vs. Life Line Hospital and Research

Centre). It was taken up by the learned Civil Judge (Sr.

Division) 1st, Patna and vide reasoned order 12.03.2024, the

aforesaid case was dismissed. The learned Judge gave her

findings which reads as follows:

Patna High Court MA No.594 of 2024 dt.19-02-2026

"For the determination of this case I

have perused the entire case record

and specially award of dated 1"

December 2021 passed by the

arbitrators. The petitioner has raised

objection u/s 34 of (v) Arbitration.

That Section 34 of the Arbitration and

Conciliation Act, 1996 is a recourse

which provides that an application

under section 34 be necessary

preferred for setting aside such award

in accordance with sub-section(2) and

sub-section (3). The Sub-section (2)

and sub-section (3) are hereby

reproduced for the perusal as under

Sub- section (2) - An arbitral award

may be set aside by the Court only if-

(a)The party making the application

establishes on the basis of the record

of the arbitral tribunal that (i) a party

was under some incapacity; or

(ii) the arbitration agreement is not Patna High Court MA No.594 of 2024 dt.19-02-2026

valid under the law to which the

parties have subjected it or, failing

any indication thereon, under the law

for the time being in force; or

(iii) the party making the application

was not given proper notice of the

appointment of an arbitrator or of the

arbitral proceedings or was unable to

present his case; or

(iv) the arbitral award deals with a

dispute not contemplated by or not

falling within the terms of the

submission to arbitration, or it

contains decisions on matters beyond

the scope of the submission to

arbitration:

Provided that, if the decisions on

matters submitted to arbitration can

be separated from those not so

submitted, only that part of the award

which contains decisions on matters

not submitted to arbitration may be Patna High Court MA No.594 of 2024 dt.19-02-2026

set aside; or

(v) the composition of the arbitral

tribunal or the arbitral procedure was

not in accordance with the agreement

of the parties, unless such agreement

was in conflict with a provision of this

part from which the parties cannot,

derogate, or failing such agreement

was not in accordance with this part;

or

(b) the Court finds that -

the subject-matter of the dispute is not

capable of settlement by arbitration

under the law for the time being in

force, other arbitral award is in

conflict with the public policy of

India.

Explanation 1. For the avoidance of

any doubt, it is clarified that an award

is in conflict with the public policy of

India, only if (i) the making of the

award was induced or affected by Patna High Court MA No.594 of 2024 dt.19-02-2026

fraud or corruption or was in

violation of section 75 or sec 81; or

3. it is in contravention with the

fundamental policy of Indian law; or

4. it is in conflict with the most basic

notions of morality or justice

Explanation 2.. For the avoidance of

doubt, the test as to whether there is a

contravention with the fundamental

policy of Indian law shall not entail a

review on the merits of the dispute.

(2- A) An arbitral award arising out of

arbitration other than international

commercial arbitrations may also be

set aside by the Court, if the Court

finds that the award is vitiated by

patent illegality appearing on the face

of the award:

Provided that an award shall not be

set aside merely on the ground of an

erroneous application of the law or by

re-appreciation of evidence. Patna High Court MA No.594 of 2024 dt.19-02-2026

That from the bare perusal of

section-34 and its subsection-2 and

2A, It is evident that section 34 and

its sub-section- 2 & 2-A confines the

ground for making an application

under this section and only those

application which constitutes the

ground as stipulated under Section

34 and its sub-section 2 & 2-4 are

maintainable and can be entertained

by this leaned Court. To sum up,

According to this Section 34, an

award can be Challenged only under

the grounds mentioned in section-34

(2) and no such ground as mentioned

in section-34 (2) and (2-A) has been

raised by this. Petitioner and hence

the instant application filed under

section-34 (2) and (2-A) by this

Petitioner lacks merit and fit to be

dismissed outright the ground, taken

by the petitioner under heading Patna High Court MA No.594 of 2024 dt.19-02-2026

GROUND, at para (1) to (xxvi), is

nothing but a prayer for the re-

examination of evidences which is

not permissible under section-34 sub-

section-2A which bars re-

appreciation of evidences Further

this petitioner has taken erroneous

application of the law while passing

award, as a ground, for setting aside

the award, which is also not

permissible under section-34 sub-

section-2A of the Arbitration and

Conciliation Act.1906 which bars

setting aside the award on ground of

erroneous application of law. The

validity of the arbitration agreement

is not in dispute in the instant

application of the petitioner. It is also

not in dispute that the Petitioner was

not under some incapacity. It is also

admitted fact that the Petitioner was

properly informed by the learned Patna High Court MA No.594 of 2024 dt.19-02-2026

Arbitrator about the arbitral

(proceeding and accordingly the

petitioner duly presented its case

before the Learned Sole Arbitrator. It

is also not in dispute that the arbitral

proceeding was in accordance with

the agreement of the parties and the

appointment of sole arbitrator was as

per the agreement of the parties. It is

also not in dispute that the dispute

was capable of settlement by

arbitration under the law for the time

being in force and the arbitral award

is not in conflict with the public

policy of India. The

Petitioner/Respondent has not

claimed that the making of the award

was induced or affected by fraud or

corruption or the making of award is

in violation of section 75 or section

81 of the Arbitration and conciliation

Act, 1996. Further the Patna High Court MA No.594 of 2024 dt.19-02-2026

Petitioner/Respondent has not

brought any material facts on record

for establishing that the arbitral

award is in contravention with the

public policy of Indian law or is in

conflict with the most basic notion of

morality or justice. It is also evident

from the bare perusal of the instant

application under reply that the

Petitioner/Respondent has not

challenged the arbitral award on

account of award suffering from

patent illegality and hence under the

circumstances as indicated herein,

the instant application of the

Petitioner/Respondent, does not

substantiate any ground as stipulated

under section-34 (2) and (2-A) of the

Arbitration and conciliation Act,

1996, for challenging the arbitral

award, passed on 01-12-2021, by the

learned sole arbitrator Shree Bidhu Patna High Court MA No.594 of 2024 dt.19-02-2026

Bhushan Pathak (Former District &

session Judge) in arbitration case no.

                                         03/2021      and   hence    the     instant

                                         application            of              the

                                         Petitioner/Respondent       lacks    merit

and fit to be dismissed outright That

from the bare perusal of the instant

application of the

Petitioner/Respondent it is evident

that the petitioner has sought relief

on account of re-examination of

evidences which is not permissible

under section-34 (2-A)

(emphasis added)

That the Hon'ble Apex Court by its

order dated 09-09-2021 in the matter

of DELHI AIRPORT METRO

EXPRESS PVT. LTD Vs DELHI

METRO RAIL CORPORATION

LIMITED reported in, (2022) 1

Supreme Court Gases 131. has very-

lucidly held at para-26 that "Section- Patna High Court MA No.594 of 2024 dt.19-02-2026

5 and Section-34 of the 1996 Act

would make. it clear that judicial

interference with the arbitral award is

limited to the grounds in section 34.

While deciding application filed under

section 34 of the Act, Courts are

mandated to strictly act in accordance

with and within the confines of section

34, refraining from appreciation or re-

appreciation of matters of fact as well

as law." The Hon'ble Apex Court

further very lucidly held at para- 29

that "Patent illegality should be

illegality which goes to the root of the

matter. In other words, every error of

law committed by the Arbitral tribunal

would not fall within the expression"

patent illegality". Likewise, erroneous

application of law can not be

categorized as patent illegality. In

addition, contravention of law not

linked to public policy or public Patna High Court MA No.594 of 2024 dt.19-02-2026

interest is beyond the scope of the

expression "patent illegality". What is

prohibited is for courts to re-

appreciate evidence to conclude that

the award suffers from patent

illegality appearing on the face of the

award, as Courts do not sit in appeal

against the arbitral award..."

Upon above mentioned facts and

circumstance, after hearing of both

side counsels and perusal of entire

case record this court rejects the

petition of applicant u/s 34 of

Arbitration Act. This court is not

inclined to effect the award as it stand

as it is. The case is disposed off

accordingly.

Civil Judge (Sr. Div) 1" Patna Sadar

12.03.2024.

(emphasis added)

9. The learned Civil Judge vide a reasoned order

dated 12.03.2024 came to the conclusion that the appellant do Patna High Court MA No.594 of 2024 dt.19-02-2026

not successfully cross the Section 34(2) & 2-A bar of the

Arbitration and Conciliation Act, 1996 (henceforth for short

'the Act') while rejecting the claim of the appellant. While

doing so, it also took note of the Hon'ble Supreme Court's

observation that the courts are prohibited from re-appreciating

the evidence to conclude that the awards suffer from patent

illegality appearing on the face of the award, as Courts do not sit

in appeal against the arbitral award.

10. Being aggrieved with the said order dated

12.03.2024, the present appeal by 'the ESIC'.

11. It is to be noted that the order was passed on

12.03.2024 and the appeal was filed on 19.08.2024. The office

has pointed out that the limitation came to an end on 21.06.2024

and since the petition has been filed on 19.08.2024, there has

been delay of 59 days in filing the appeal. In that background,

this Court deems it appropriate to take up the I.A. No. 02 2025

first filed by the appellant for condoning the delay in filing the

appeal.

I.A. No. 02 of 2025:

12. The aforesaid Interlocutory Application has

been preferred for condoning the delay of 59 days in filing of

the Miscellaneous Appeal. The reason has been given that on Patna High Court MA No.594 of 2024 dt.19-02-2026

12.03.2024, the order came to be passed in the Miscellaneous

Miscellaneous (Arbitration) Case No. 19 of 2022 whereafter,

the file was allotted to the Panel Counsel, Mr. Ravi Kumar

during annual vacation. However, the learned counsel was out

of station and as such the delay occurred.

13. The content of the Interlocutory Application

no. 02 of 2025 is incorporated hereinbelow:

"that the instant petition is being filed to

condone the delay of 59 days in filing the

Miscellaneous Appeal referred above on

the ground that the conducting panel

Counsel Mr. Ravi Kumar was out of

station during annual vacation starting

from 20/05/2024 and partly due to want

of necessary documents required during

the course of drafting of the memo of

Appeal resulting into delay of 30 days

occurred for filing the Appeal after the

opening day, 19.06.2024 which is prayed

to be condoned in the interest of justice.

19/6/24;

2. that the appellant has not preferred Patna High Court MA No.594 of 2024 dt.19-02-2026

any petition earlier to this petition

involving the same relief;

3. that it is respectfully being submitted

that the instant Appeal, in which this

petition is arising, has been preferred

against impugned order dated

12/03/2024 passed in in Misc.

(Arbitration) Case No. 19/2022 whereas,

the case file was allotted during annual

vacation of the Hon'ble High Court,

Patna, to the panel Counsel Mr. Ravi

Kumar, however, he was out of station

during vacation and after his arrival

during the course of drafting of the

appeal, due to want of some necessary

documents relating to the case, as a

result of which delay occurred in

preferring the appeal against the

impugned order as computation of

limitation (90 days) was made from the

date of last order (12/03/2024) which has

been annexed as part of the impugned Patna High Court MA No.594 of 2024 dt.19-02-2026

order in the appeal whereas, the delay

occurred in filing the Appeal due to the

circumstances which were beyond the

control of the appellants, hence the

delay may be condoned to meet the end

of Justice;

4. that in the light of the submissions

made above, the delay in preferring the

Appeal may kindly be condoned in the

facts and circumstances of the case;

It is therefore prayed that your Lordships

be graciously Pleased to admit this

petition and after hearing the parties be

pleased to allow the petition and

condone the delay in the interest of

justice.

14. This Court has taken note of the fact that the

order in question was passed on 12.03.2024. Patna High Court

remained functional for the next ten weeks and summer

vacation started only on 20.05.2024 (18th May and 19th May

being Saturday and Sunday respectively). Thus, between

12.03.2024 till 20.05.2024 though the High Court remained Patna High Court MA No.594 of 2024 dt.19-02-2026

functional, 'the ESIC' has not stated a single word on the steps

it took for filing the appeal.

15. Further, the High Court reopened after the

summer vacation on 19th of June, 2024 and the appeal came to

be filed ten weeks thereafter on 19.08.2024. Again, the details

which could give sufficient cause for the delay in filing the

appeal is missing.

16. The contents of the Interlocutory Application

makes it clear that vague ground has been taken. No sufficient

cause for the delayed filing appeal is clearly missing.

17. Mr. Ravi Kumar, learned counsel for the

appellant submits that 'the ESIC' is an Insurance Corporation/

an organization where the decisions taking process takes time

and as such, it cannot be equated with an individual inasmuch

as the file moves from one place to the another and in that

background, the delay of 59 days (after the lapse of 90 days) in

filing the appeal has to be ignored and the limitation petition is

fit to be allowed.

18. 'The Hospital' is represented through Mr. Bipin

Bihari and with the help of the counter affidavit, learned

counsel submits that whether it is a private individual or a

Company/State of Government and/or the Insurance Patna High Court MA No.594 of 2024 dt.19-02-2026

Corporation, all have to abide with the law mandated in filing

the appeal and when sufficient cause has not been given in the

petition for condoning the delay, the same has to be rejected.

19. Paragraph-4 of the counter affidavit read as

follows:

4. That it is respectfully submitted

that the present appeal has been filed

under Section 37 of the Arbitration

and Conciliation Act, 1996 read with

Section 5 of the Limitation Act, 1963.

The applicable limitation for such an

appeal is governed by Section 13 (1)

of the Commercial Courts Act, 2015.

The relevant provisions state: Section

13(1): "Any person aggrieved by the

judgment or order of a Commercial

Court below the level of a District

Judge may appeal to the Commercial

Appellate Court within a period of

sixty days from the date of judgment

or order."

Section 13(1A): "Any person Patna High Court MA No.594 of 2024 dt.19-02-2026

aggrieved by the judgment or order

of a Commercial Court at the level of

District Judge exercising original

civil jurisdiction or, as the case may

be, Commercial Division of a High

Coun may appeal to the Commercial

Appellate Division of that High

Court within a period of sixty days

from the date of the judgment or

order...". It is further clarified that

such appeals lie only from orders

enumerated under Order XLIII of the

Code of Civil Procedure or Section

37 of the Arbitration Act). In the

present case, the impugned order

was passed on 12-03-2024 but the

appeal was filed on 19-08-2024 after

an inordinate delay of 90 days

beyond the prescribed limitation

period of 60 days.

20. In support of his contention, learned counsel for

'the Hospital' has taken this Court to an order of the Hon'ble Patna High Court MA No.594 of 2024 dt.19-02-2026

Apex Court in the case of Government of Maharastra (Water

Resources Department) represented by Executive Engineer

vs. M/s Boarse Brothers Engineers & Contractors Pvt. Ltd.

in Civil Appeal No. 995 of 2021(@SLP (Civil) No.665 of

2021) with reference to paragraph 57 which read as follows:

57. Likewise, merely because the

government is involved, a different

yardstick for condonation of delay

cannot be laid down. This was

felicitously stated in Postmaster

General v. Living Media India Ltd.,

(2012) 3 SCC 563 [Postmaster

General"], 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 Patna High Court MA No.594 of 2024 dt.19-02-2026

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.

28. Though we are conscious of the

fact that in a matter of condonation of

delay when there was no gross

negligence or deliberate inaction or

lack of bona fides, a liberal concession

has to be adopted to advance

substantial justice, we are of the view

that in the facts and circumstances, the

Department cannot take advantage of

various earlier decisions. The claim on

account of impersonal machinery. and

inherited bureaucratic methodology of

making several notes cannot be

accepted in view of the modern

technologies being used and available. Patna High Court MA No.594 of 2024 dt.19-02-2026

The law of limitation undoubtedly

binds everybody, including the

Government.

29. In our view, it is the right time to

inform all the government bodies, their

agencies and instrumentality 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 Patna High Court MA No.594 of 2024 dt.19-02-2026

and should not be swirled for the

benefit of a few."

(emphasis added)

21. Further paragraph-61 of the Hon'ble Apex Court

order read as follows:

61. Given the aforesaid and the

object of speedy disposal sought

to be achieved both under the

Arbitration Act and the

Commercial Courts Act, for

appeals filed under section 37 of

the Arbitration Act that are

governed by Articles 116 and 117

of the Limitation Act or section

13(1A) of the Commercial Courts

Act, a delay beyond 90 days, 30

days or 60 days, respectively, is to

be condoned by way of exception

and not by way of rule. In a fit

case in which a party has

otherwise acted bona fide and not

in a negligent manner, a short Patna High Court MA No.594 of 2024 dt.19-02-2026

delay beyond such period can, in

the discretion of the court, be

condoned, always bearing in mind

that the other side of the picture is

that the opposite party may have

acquired both in equity and

justice, what may now be lost by

the first party's inaction,

negligence or laches.

22. Learned counsel concludes by submitting that in

the aforesaid circumstances, both the I.A. as also the appeal

have to be dismissed.

23. This Court has gone through the facts of the

case, the submissions of the parties as also the judgment

provided by the learned counsel representing the sole

respondent. The Court is in full confirmity with the submissions

put forward by the sole respondent.

24. Section 5 of the Limitation Act, 1963 read as

under:

5. Extension of prescribed period in

certain cases--- Any appeal or any

application, other than an Patna High Court MA No.594 of 2024 dt.19-02-2026

application under any of the

provisions of Order XXI of the Code

of Civil Procedure, 1908 (5 of 1908),

may be admitted after the prescribed

period, if the appellant or the

applicant satisfies the Court that he

had sufficient cause for not

preferring the appeal or making the

application within such period

Explanation. The fact that the

appellant or the applicant was

misled by any order, practice or

judgment of the High Court in

ascertaining or computing the

prescribed period may be sufficient

cause within the meaning of this

section.

25. Admittedly, the case was contested before the

learned Civil Judge, Patna whereafter the order was delivered on

12.03.2024. The appellant/'the ESIC' had complete knowledge

of the order dated 12.03.2024.

26.The ordersheet shows that the requisites for the Patna High Court MA No.594 of 2024 dt.19-02-2026

certified copy of the order dated 12.03.2024 was filed on

23.03.2024 and the ordersheet was presented on 02.04.2024.

Nothing has been recorded in the Interlocutory Application/no

cause has been given on the delay in handing over the file

during the Summer Vacation.

27. It clearly shows that a vague alibi has been

taken that the delay occurred in filing the appeal due to the

circumstances which were beyond control of the applicants.

28. This Court has already recorded the contents of

the limitation petition which clearly shows how casually it has

been drafted and filed inasmuch as the details from the date of

the passing of the order (12.03.2024) till the filing of the

appeal (19.08.2024) has not been narrated to show that genuine

efforts were taken by 'the ESIC' but the circumstances beyond

control led to the delay in filing the appeal.

29. Those sitting in the office and matters in such

cases merely complete the formality of filing an appeal without

any accountability and fully knowing its fate. This Court is

further guided by the order passed by the Hon'ble Apex Court

in Government of Maharastra (supra) case wherein the

Supreme Court clearly recorded that merely because the

Government is a litigant, different yardstick for condonation of Patna High Court MA No.594 of 2024 dt.19-02-2026

delay cannot be carried out.

30. Hon'ble Apex Court further observed that

reasonable and acceptable explanation for the delay must be

there and further it must be showed that bonafide effort was

taken otherwise, there is no need to accept this casual

explanation that the file was kept pending. Here the Court has

taken note of the fact that the file was allotted to the panel

counsel during the summer vacation, the learned counsel

returned after some time and filed the appeal.

31. This Court wonders whether 'the ESIC' was

genuinely interested in challenging the order of the learned

Single Judge. Whatever may be the reason, the explanation put

forward in the Interlocutory Application No.02 of 2025 for

condoning the delay is not convincing and as such, has to be

rejected.

32. I.A. No. 02 of 2024 is dismissed.

33. This Court has recorded the facts of the order

dated 01.12.2021 passed by the sole Arbitrator as also the

reasoned order dated 12.03.2024 passed by the learned Civil

Judge, Patna in Misc. (Arbitration) Case No. 19 of 2002.

Learned Civil Judge has given valid and cogent reason for not Patna High Court MA No.594 of 2024 dt.19-02-2026

interfering with the order passed by the sole Arbitrator.

However, in view of the fact that the delay in filing the appeal

has not been condoned and the I.A. No. 02 of 2025 has been

dismissed, in that background, M.A. No. 594 of 2024 is also

dismissed.

34. Interlocutory Application(s), if any, also stand

dismissed.

35. Before parting, this Court would like to put on

record its word of appreciation for Ms. Sarika Vahalia, learned

Civil Judge (Senior Division) 1st, Patna for penning down a

reasoned and speaking order.

36. Let a copy of the order be sent to the learned

Principal & District Judge, Patna for handing it over to the

concerned judge.

(Rajiv Roy, J) Ravi/-

AFR/NAFR                AFR
CAV DATE
Uploading Date          23.02.2026
Transmission Date
 

 
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 : MAIMS

 
 
Latestlaws Newsletter