Citation : 2021 Latest Caselaw 9072 Raj
Judgement Date : 8 April, 2021
HIGH COURT of JUDICATURE FOR RAJASTHAN AT JODHPUR D.B. Review Petition (Writ) No. 135/2019
1. Union of India through the Secretary, Government of India, Ministry of Communication, Department of Posts, Dak Tar Bhawan, New Delhi.
2. The Chief Postmaster General, Rajasthan Circle, Jaipur.
3. The Director, The Poster General Western Region Jodhpur.
4. Superintendent of Post Offices, Churu Division, Churu.
5. Senior Superintendent of Posts Offices, Ajmer Division Ajmer.
----Petitioners Versus Raghuvir Singh Dhaka S/o Late Shri Shivpal Singh Dhaka, aged about 48 Years, By Caste Jat, R/o Ward No. 42 Sujangarh District Churu. (Presently working as Sub Postmaster at Salasar Post Office Churu Division).
----Respondent
For Petitioner(s) : Mr. Pushan Rastogi on behalf of Mr. B.P. Bohra.
HON'BLE MR. JUSTICE SANGEET LODHA HON'BLE MR. JUSTICE RAMESHWAR VYAS
Order
08/04/2021
This review petition is filed by the review-petitioners seeking
review of order dated 08.08.2017 passed by a Coordinate Bench
of this Court, whereby writ petition preferred by the respondent
herein, was allowed.
The review petition is reported to be barred by limitation for
814 days. It is accompanied by an application under Section 5 of
the Limitation Act.
Precisely, the reasons assigned for condonation of delay is
that the matter was examined at different levels in the office of
(2 of 2) [WRW-135/2019]
review petitioners and then decision was taken to file review
petition and the delay has been caused on account of procedures
adopted at different level by the Government.
A perusal of the review petition reveals that after the
judgment being pronounced by this Court, the matter for taking
decision for further appeal or review was processed by the review-
petitioners in most casual manner.
Suffice it to say that the explanation furnished for inordinate
delay of 814 days is not plausible and acceptable and in no
manner constitutes a sufficient cause for condoning inordinate
delay of 814 days and, therefore, application under Section 5 of
the Limitation Act deserves to be dismissed and consequently, the
review petition deserves to be dismissed as barred by time.
However, in the interest of justice, we have perused the
review petition as well.
As a matter of fact, by way of this petition, the review-
petitioner wants this Court to re-hear the matter on fresh
grounds, which cannot be permitted.
Accordingly, the application under Section 5 of the Limitation
Act is dismissed.
Consequently, the review petition is dismissed as barred by
limitation.
(RAMESHWAR VYAS),J (SANGEET LODHA),J
9-DJ/-
Powered by TCPDF (www.tcpdf.org)
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!