Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rakesh Kumar vs State Of Punjab And Others
2024 Latest Caselaw 20679 P&H

Citation : 2024 Latest Caselaw 20679 P&H
Judgement Date : 21 November, 2024

Punjab-Haryana High Court

Rakesh Kumar vs State Of Punjab And Others on 21 November, 2024

                                      Neutral Citation No:=2024:PHHC:153010



CWP NO.10218-2023               1

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH

(105)                                          CWP NO.10218-2023
                                      DATE OF DECISION: 21.11.2024

Rakesh Kumar                                               ............Petitioner


VERSUS


State of Punjab and others                                 ..............Respondents

CORAM       HON'BLE MR.JUSTICE JAGMOHAN BANSAL

Present     Mr.Shubham Chaudhary, Advocate,
            for the petitioner.
            ***

JAGMOHAN BANSAL J, (ORAL)

1. The petitioner through the instant petition, is seeking setting aside

of order dated 27.03.2001 whereby Appellate Authority dismissed his appeal

and judgment dated 02.09.2023 whereby Civil Court dismissed his suit.

2. The petitioner joined Punjab Police as Constable on 06.02.1992.

On account of absence from duty, he was suspended on 07.02.2003. On account

of said lapse, he came to be dismissed vide order dated 17.10.1996 passed by

Senior Superintendent of Police, Gurdaspur. He preferred revision which came

to be dismissed vide order dated 27.03.2001. He preferred Civil Suit in 2008

which was dismissed on 02.09.2013.

3. Order by Appellate Authority was passed in 2001 and Civil Court

in 2013. The petitioner has approached this Court in 2023, meaning thereby,

after 23 years from the date of order passed by Appellate Authority and 10 years

from the date of order passed by Civil Court.

1 of 5

Neutral Citation No:=2024:PHHC:153010

4. In Eastern Coalfields Ltd. v. Dugal Kumar (2008) 14 SCC 295,

supreme court has considered scope of interference in case of delay and laches.

Court has held:

"24. As to delay and laches on the part of the writ petitioner, there is substance in the argument of learned counsel for the appellant Company. It is well settled that under Article 226 of the Constitution, the power of a High Court to issue an appropriate writ, order or direction is discretionary. One of the grounds to refuse relief by a writ court is that the petitioner is guilty of delay and laches. It is imperative, where the petitioner invokes extraordinary remedy under Article 226 of the Constitution, that he should come to the court at the earliest reasonably possible opportunity. Inordinate delay in making the motion for a writ is indeed an adequate ground for refusing to exercise discretion in favour of the applicant."

In Tilokchand Motichand v. H.B. Munshi (1969) 1 SCC 110 and

Rabindranath Bose v. Union of India (1970) 1 SCC 84, Supreme Court has

ruled that even in cases of violation or infringement of fundamental rights, a

writ court may take into account delay and laches on the part of the petitioner in

approaching the court and if there is gross or unexplained delay, the court may

refuse to grant relief in favour of such petitioner.

In Chennai Metropolitan Water Supply & Sewerage Board V. T.T.

Murali Babu (2014) 4 SCC 108, Supreme Court has ruled:

'16. Thus, the doctrine of delay and laches should not be lightly brushed aside. A writ court is required to weigh the explanation offered and the acceptability of the same. The court should bear in mind that it is exercising an extraordinary and equitable jurisdiction. As a constitutional court it has a duty to protect the rights of the citizens but

2 of 5

Neutral Citation No:=2024:PHHC:153010

simultaneously it is to keep itself alive to the primary principle that when an aggrieved person, without adequate reason, approaches the court at his own leisure or pleasure, the court would be under legal obligation to scrutinise whether the lis at a belated stage should be entertained or not. Be it noted, delay comes in the way of equity. In certain circumstances delay and laches may not be fatal but in most circumstances inordinate delay would only invite disaster for the litigant who knocks at the doors of the court. Delay reflects inactivity and inaction on the part of a litigant--a litigant who has forgotten the basic norms, namely, 'procrastination is the greatest thief of time' and second, law does not permit one to sleep and rise like a phoenix. Delay does bring in hazard and causes injury to the lis.'

In Union of India v. N. Murugesan, (2022) 2 SCC 25, court has

observed that a neglect on the part of a party to do an act which law requires

must stand in his way for getting the relief or remedy. The Court laid down two

essential factors i.e. first, the length of the delay and second, the developments

during the intervening period. Delay in availing the remedy would amount to

waiver of such right. Relevant extracts of the judgment read as:

"20. The principles governing delay, laches, and acquiescence are overlapping and interconnected on many occasions. However, they have their distinct characters and distinct elements. One can say that delay is the genus to which laches and acquiescence are species. Similarly, laches might be called a genus to a species by name acquiescence. However, there may be a case where acquiescence is involved, but not laches. These principles are common law principles, and perhaps one could identify that these principles find place in various statutes which restrict the period of limitation and create non-consideration of

3 of 5

Neutral Citation No:=2024:PHHC:153010

condonation in certain circumstances. They are bound to be applied by way of practice requiring prudence of the court than of a strict application of law. The underlying principle governing these concepts would be one of estoppel. The question of prejudice is also an important issue to be taken note of by the court.

21. The word "laches" is derived from the French language meaning "remissness and slackness". It thus involves unreasonable delay or negligence in pursuing a claim involving an equitable relief while causing prejudice to the other party. It is neglect on the part of a party to do an act which law requires while asserting a right, and therefore, must stand in the way of the party getting relief or remedy.

22. Two essential factors to be seen are the length of the delay and the nature of acts done during the interval. As stated, it would also involve acquiescence on the part of the party approaching the court apart from the change in position in the interregnum. Therefore, it would be unjustifiable for a Court of Equity to confer a remedy on a party who knocks its doors when his acts would indicate a waiver of such a right. By his conduct, he has put the other party in a particular position, and therefore, it would be unreasonable to facilitate a challenge before the court. Thus, a man responsible for his conduct on equity is not expected to be allowed to avail a remedy."

5. In the absence of any plausible reason advanced by petitioner for

filing instant petition after almost 23 years of passing of impugned order, this

Court finds that present petition suffers from delay and laches. Thus, the

petition deserves to be dismissed on the ground of delay and laches.

4 of 5

Neutral Citation No:=2024:PHHC:153010

6. Dismissed.




21.11.2024                                                  (JAGMOHAN BANSAL)
mamta                                                            JUDGE
             Whether speaking/reasoned Yes/No
             Whether reportable        Yes/No




                                                5 of 5

 

 
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 : MAIMS

 
 
Latestlaws Newsletter