Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Sikkim vs Suresh Pradhan
2023 Latest Caselaw 80 Sikkim

Citation : 2023 Latest Caselaw 80 Sikkim
Judgement Date : 18 October, 2023

Sikkim High Court
State Of Sikkim vs Suresh Pradhan on 18 October, 2023
Bench: Meenakshi M. Rai, Bhaskar Raj Pradhan
             THE HIGH COURT OF SIKKIM : GANGTOK
                               (Criminal Appeal Jurisdiction)
                               Dated : 18th October, 2023
------------------------------------------------------------------------------------------------------
 DIVISION BENCH : THE HON'BLE MRS. JUSTICE MEENAKSHI MADAN RAI, JUDGE
                  THE HON'BLE MR. JUSTICE BHASKAR RAJ PRADHAN, JUDGE
------------------------------------------------------------------------------------------------------
          I.A. No.02 of 2023 in CRL.L.P/16/2023/(Filing No.)
      Petitioner               :               State of Sikkim

                                                    versus

      Respondent               :               Suresh Pradhan

         Application under Section 5 of the Limitation Act, 1963
      -----------------------------------------------------------------------------------------
          Appearance
              Mr. Yadev Sharma, Additional Public Prosecutor for the Petitioner.
              Mr. Umesh Ranpal, Advocate (Legal Aid Counsel), Advocate for
              the Respondents.
      -----------------------------------------------------------------------------------------
                                            ORDER

Meenakshi Madan Rai, J.

1. The Petitioner seeks condonation of sixty-six days

delay in filing the Petition under Section 378(3) of the Code of

Criminal Procedure, 1973, seeking Leave to Appeal.

2. Learned Additional Public Prosecutor urging this Court

to condone the delay submitted that since the File was processed

from one officer to the next officer right from the Court Inspector

(C.I.) up to the highest authority of the State, consequently,

despite the best efforts put in by the Prosecution the delay

occurred in filing the application. He invited the attention of this

Court to the decision of the Supreme Court in Esha Bhattacharjee vs.

Managing Committee of Raghunathpur Nafar Academy and Others and

contended that the principles applicable for condonation of delay

have been elucidated therein. That, the Supreme Court has

observed inter alia that there should be a liberal, pragmatic,

(2013) 12 SCC 649 I.A. No.02 of 2023 in CRL.L.P/16/2023(Filing No.) 2 vs.

State of Sikkim

justice-oriented, non-pedantic approach while dealing with an

application for condonation of delay as the courts are not supposed

to legalise injustice but are obliged to remove injustice. That, it

was further elucidated that the term "sufficient cause" should be

understood in its proper spirit, philosophy and substantial issues

should be paramount while technical considerations should not be

given undue and uncalled for emphasis. Hence, on the bed rock of

the principles enunciated in Esha Bhattacharjee (supra) the grounds

put forth for the delay in the Petition be given due consideration

and the delay condoned.

3. Stridently repudiating the contentions advanced by

Learned Additional Public Prosecutor, Learned Counsel for the

Respondent submitted that all that the State-Petitioner has put

forth by way of explanation for the delay is that the File was

forwarded by the C.I. to the Special Public Prosecutor (POCSO),

Sessions Court Namchi, who then forwarded it to the Deputy

Inspector General of Police (DIGP), Namchi Range, who was

responsible for forwarding it to the Special Director General of

Police (SDGP), Law and Order and then ultimately to the office of

the Advocate General from where it travelled to the highest

authority for approval as stated by the Learned Additional Public

Prosecutor. Consequent thereto, the Petition as well as the Leave

to Appeal was filed. That, such grounds do not culminate in

"sufficient cause" but merely exhibit a lackadaisical attitude on the

part of the Prosecution and the Police Officers concerned. That, as

the grounds fail to explain the delay sufficiently and as the Court is

to dispense justice to the litigants before it, which includes the

Respondent, who will be prejudiced if the above Petition is allowed,

the Petition deserves a dismissal.

I.A. No.02 of 2023 in CRL.L.P/16/2023(Filing No.) 3 vs.

State of Sikkim

4. We have heard Learned Counsel for the parties and

given due consideration to their submissions. The grounds as put

forth by the State-Petitioner for the delay are as follows;

"...............................................................................................

2. That the judgment was pronounce (sic.) on 16.11.2022 in the instant case therefore the present appeal ought to be filed within 90 days i.e. within 16.02.2023.

3. That on 6.12.2022 the Superintendent of Police Namchi District, Sikkim forwarded the file to the Court Inspector for reasons of acquittal and whether appeal can be preferred before the Hon'ble High Court of Sikkim.

4. That on 13.12.2022 the Court Inspector forwarded the file to the concerned Spl. P. P. (POCSO) Sessions Court Namchi for opinion whether appeal can be preferred in the instant case.

5. That on 19.12.2022 the Spl. P. P. (POCSO) Sessions Court Namchi was of the opinion that there may be few and trivial grounds for preferring an appeal.

6. That thereafter the file was forwarded to DIG/Namchi Range and the same was forwarded for taking opinion from other authorities.

7. That on 6.1.2023 the Dy. Inspector General of Police, Namchi Police Range, Police Headquarter, Gangtok forwared the file to SDGP, Law and Order.

8. That on 19.1.2023 the SDGP, Law and Order was of the opinion that the appeal could be preferred and forwarded the file to Spl. Director General of Police, Law and Order, Police Headquarter.

9. That on 1.2.2023 the Spl. Director General of Police, Law and Order, Police Headquarter was of the opinion that there are adequate grounds for appeal and forwarded the file to Office of the Advocate General for opinion.

10. That on 14.02.2023 the Learned Additional Advocate General was of the considered opinion that appeal can be preferred in the instant case.

11. That on 14.2.2023 the Director General of Police, Govt. of Sikkim Gangtok forwarded the file for necessary approval.

12. That eventually on 12.03.2023 the file was approved for preferring an appeal before the Hon'ble High Court of Sikkim.

13. That on 27.3.2023 SDGP, Law and Order forwarded the file to the Office of the Advocate General for preferring an appeal.

14. That subsequently the office of the Advocate General took time to prepare and file the same before this Hon'ble Court.

15. That the delay in filing the Appeal before this Hon'ble Court is unintentional.

16. That the Petitioner/Appellant further states that the Petitioner/Appellant has a very good case on I.A. No.02 of 2023 in CRL.L.P/16/2023(Filing No.) 4 vs.

State of Sikkim

merits and there is a good chance of success in the instant appeal.

17. That a delay of 66 days in filing the present appeal have occurred due to unintentional latches from the part of the Petitioner/Appellant. ..............................................................................................."

5. We find that although the impugned Judgment was

dated 16-11-2022, the Petitioner has failed to reflect the date on

which the application for certified copy of the Judgment was made.

Be that as it may, it appears that between the months of

November, 2022 to April, 2023, the File went from one office to the

next. In the interregnum on 19-12-2022 the Special Public

Prosecutor opined that there may be "few and trivial grounds for

preferring an appeal". The File was then forwarded to the Deputy

Inspector General of Police. The date of such forwarding has not

been mentioned, nevertheless, the Deputy Inspector General of

Police on 06-01-2023 forwarded the File to the Special Director

General of Police, Law and Order. The date on which the File was

forwarded to the Special Director General of Police, Law and Order

and to the Director General of Police (DGP) finds no mention as the

averment merely states that on 01-02-2023 the Special Director

General of Police, Law and Order "was of the opinion" that there

were adequate grounds for appeal. It thus emerges from a

consideration of the Petition that although dates have been

indicated in the Petition, they pertain to the dates on which the

concerned officer "formed their opinion". Thus, with clever drafting

the State-Petitioner has attempted to create a discombobulation in

the mind of this Court. Whatever be the reasons that the

Petitioner seeks to set forth for condonation of delay, it is apparent

that there has been a lackadaisical, laid back and callous attitude

on the part of the officers concerned in processing their opinions I.A. No.02 of 2023 in CRL.L.P/16/2023(Filing No.) 5 vs.

State of Sikkim

and forwarding the File from their respective office to the next

authority.

6. That, having been said we deem it essential to consider

the plethora of Judgments on this point decided by the Supreme

Court of India. As far back as in 1987 in Collector, Land Acquisition,

Anantnag and Another vs. Mst. Katiji and Others , the High Court

refused to condone the delay of four days that had occurred in

filing the Appeal by the Collector in a land acquisition matter. The

Supreme Court setting aside the Order inter alia observed as

follows;

"3. ........ And such a liberal approach is adopted on principle as it is realized that:

.............................................................................

4. When substantial justice and technical considerations are pitted against each other, cause of substantial justice deserves to be preferred for the other side cannot claim to have vested right in injustice being done because of a non-

deliberate delay.

..................................................................................

6. It must be grasped that judiciary is respected not on account of its power to legalize injustice on technical grounds but because it is capable of removing injustice and is expected to do so.

.............................................................................."

(i) In State of Nagaland vs. Lipok AO and Others3, where the

State had delayed by a period of fifty-seven days in applying for

grant of leave to appeal before the High Court, against the

acquittal of certain accused persons, the Supreme Court reiterated

that where substantial justice and a technical approach were pitted

against each other, a pragmatic approach should be taken with the

former being preferred.

(1987) 2 SCC 107

(2005) 3 SCC 752 I.A. No.02 of 2023 in CRL.L.P/16/2023(Filing No.) 6 vs.

State of Sikkim

(ii) In Postmaster General and Others vs. Living Media India

Limited and Another , the Supreme Court observed that in cases

when there was no gross negligence, deliberate inaction, or lack of

bona fides, a liberal concession ought to be adopted to render

substantial justice. However, merely because the State was

involved, no different metric for condonation of delay could be

applied. The Supreme Court also noticed that the Appellant

department had offered no proper and cogent explanation before it

for condonation of delay of 427 days apart from simply mentioning

various dates. The claim on account of the impersonal machinery

and inherited bureaucratic methodology of making file notes was

not acceptable in view of the modern technologies in use and

available. The Court thus went on to reject the prayer for

condonation of delay.

(iii) In Esha Bhattacharjee (supra) referred to by the Learned

Additional Public Prosecutor, the High Court had condoned the

delay of 2449 days. The Supreme Court while considering its

various pronouncements on the question of delay observed that,

neither leisure nor pleasure has any room while one moves an

application seeking condonation of delay almost seven years, on

the ground of lack of knowledge or failure of justice. Reference in

the said matter was made to N. Balakrishnan vs. M. Krishnamurthy5

where the following observations were made;

"11. ... The law of limitation fixes a lifespan for such legal remedy for the redress of the legal injury so suffered. Time is precious and wasted time would never revisit. During the efflux of time, newer causes would sprout up necessitating newer persons to seek legal remedy by approaching the courts. So a lifespan must be fixed for each remedy. Unending period for launching the remedy may lead to unending uncertainty and consequential anarchy. The law of

(2012) 3 SCC 566

(1998) 7 SCC 123 I.A. No.02 of 2023 in CRL.L.P/16/2023(Filing No.) 7 vs.

State of Sikkim

limitation is thus founded on public policy. It is enshrined in the maxim interest reipublicae up sit finis litium (it is for the general welfare that a period be put to litigation). Rules of limitation are not meant to destroy the rights of the parties. They are meant to see that parties do not resort to dilatory tactics but seek their remedy promptly. The idea is that every legal remedy must be kept alive for a legislatively fixed period of time."

(iv) The Supreme Court also culled out principles from the

various Judgment referred to by it as detailed in Paragraph 21 of

the ratio.

(v) In University of Delhi vs. Union of India and Others6, a

Bench of three Hon'ble Judges of the Supreme Court opined that

the delay of 916 days had not been sufficiently explained. The

Court distinguished the matter from Mst. Katiji (supra) on facts and

observed that the entire explanation for the inordinate delay of 916

days is twofold i.e., the non-availability of the Vice-Chancellor due

to the retirement and subsequent appointment of new Vice-

Chancellor and the fact that the matter was placed before the

Executive Council and a decision was taken to file the Appeal and

the said process had caused the delay. The Supreme Court

observed that the reasons as stated did not appear very

convincing, since the situation was of availing the appellate remedy

and not the original proceedings requiring such deliberation, when

it was a mere continuation of the proceedings which had already

been filed on behalf of the Appellant after due deliberation. That, in

Mst. Katiji (supra) it was held that every day's delay need not be

explained with such precision but the fact remains that a

reasonable and acceptable explanation is very much necessary.

That, in the matter of condonation of delay and laches, the well-

accepted position is also that the accrued right of the opposite

(2020) 13 SCC 745 I.A. No.02 of 2023 in CRL.L.P/16/2023(Filing No.) 8 vs.

State of Sikkim

party cannot be lightly dealt with. The condonation of delay was

rejected with the Court having also noted that the Delhi Rail Metro

Corporation (DMRC) had received sums of money as far back as in

the year 2008. That, the said amount as indicated is used for its

projects providing metro rail service to the commuting public. In

such circumstance, if at this stage the inordinate delay is condoned

unmindful of the lackadaisical manner in which the appellant has

proceeded in the matter, it would also be contrary to public

interest.

(vi) The Supreme Court in Sheo Raj Singh (Deceased) through

Lrs. and Others vs. Union of India and Another was considering the

matter at the instance of certain affected landowners who had

challenged the Order dated 21-12-2011 passed by the Learned

Single Judge of the High Court of Delhi. By the Order under

challenge, the High Court had allowed an application filed by the

Union of India under Section 5 of the Limitation Act, 1963 and

thereby condoned the delay of 479 days in presentation of an

Appeal from the decision of the Reference Court under Section 18

of the Land Acquisition Act, 1894. The delay of 479 days in

presentation of the Appeal was condoned but not without the High

Court imposing costs of ₹ 10,000/- on the first Respondent. A

Bench in the Supreme Court comprising of two Hon'ble Judges in

appeal, considered a catena of Judgments on the point of

condonation of delay and ultimately opined as follows;

"37. Having bestowed serious consideration to the rival contentions, we feel that the High Court's decision to condone the delay on account of the first respondent's inability to present the appeal within time, for the reasons assigned therein, does not suffer from any error warranting interference. As the aforementioned judgments have shown, such an exercise of discretion does, at times, call for a liberal

2023 SCC OnLine SC 1278 I.A. No.02 of 2023 in CRL.L.P/16/2023(Filing No.) 9 vs.

State of Sikkim

and justice-oriented approach by the Courts, where certain leeway could be provided to the State. The hidden forces that are at work in preventing an appeal by the State being presented within the prescribed period of limitation so as not to allow a higher court to pronounce upon the legality and validity of an order of a lower court and thereby secure unholy gains, can hardly be ignored. Impediments in the working of the grand scheme of governmental functions have to be removed by taking a pragmatic view on balancing of the competing interests.

CONCLUSION

38. For the foregoing reasons and the special circumstances obtaining here that the impugned order reasonably condones the delay caused in presenting the appeal by the first respondent before the High Court, the present appeal is, accordingly, dismissed. Pending applications, if any, also stand disposed of."

7. From a careful consideration of the catena of

Judgments referred to hereinabove, it emerges that the State-

Petitioner is to be treated at par with any other litigant and no

special favour is to be bestowed on them while considering their

Petition for condonation of delay merely by virtue of the fact that

they are the Government. It is also evident that the impersonal

machinery, inherited bureaucratic methodology, lack of updation

on use of digital media by the concerned officers ought not to

thwart the ends of justice. The State Government as any other

litigant is to explain what "sufficient cause" prompted them to

require the indulgence of the Court to condone the delay, by

exercising its discretion. The Court is also to consider if there was

gross negligence, deliberate inaction, or lack of bona fides on the

part of the litigant or its Counsel, each case would have to be

considered on the peculiarity of its own facts. That, having been

said the overriding consideration in a Petition for condonation of

delay is that substantial justice ought to be given preference over

technical considerations when pitted against each other.

I.A. No.02 of 2023 in CRL.L.P/16/2023(Filing No.) 10 vs.

State of Sikkim

8. Having considered the gamut of facts and grounds for the

delay placed before us, we have noticed that the File has moved

from one table to the next and sometimes the File has stayed on

one table for more than a week. It is worth remarking that such

delays merely expose the inefficiency and incompetence of the

concerned officer, although it may not necessarily indicate lack of

bona fides. It must be borne in mind that the Court is here to

mete out substantial justice and as held in Sheo Raj Singh (supra) if

the higher Court while refusing to condone the delay fails to

consider the legality and validity of an Order of the lower Court,

unholy gains would accrue to the opposite parties, which would be

a travesty of justice.

9. Thus, keeping the interest of justice in the forefront,

we allow the Petition and thereby condone the delay of sixty-six

days in filing the Petition of Leave to Appeal against the acquittal of

the Respondent.

10. However, all the officers/authorities mentioned in the

Petition shall jointly pay costs of ₹ 35,000/-(Rupees thirty five

thousand) only, from their personal accounts and deposit it with

the Sikkim State Legal Services Authority, for use in the

rehabilitation for disabled victims of the disaster of 4th October,

2023. The deposit shall be made within ten days from today failing

which the costs shall be enhanced.

11. I.A. No.02 of 2023 stands disposed of accordingly as

also I.A. No.01 of 2023.




            ( Bhaskar Raj Pradhan )                      ( Meenakshi Madan Rai )
                    Judge                                         Judge
                    18-10-2023                                             18-10-2023

sdl
 

 
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 Newsletter