Friday, 24, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Punjab State & ANR Vs. Darshan Kumar [1995] INSC 618 (2 November 1995)
1995 Latest Caselaw 607 SC

Citation : 1995 Latest Caselaw 607 SC
Judgement Date : Nov/1995

    

Punjab State & Anr Vs. Darshan Kumar [1995] INSC 618 (2 November 1995)

Ramaswamy, K. Ramaswamy, K. Hansaria B.L. (J)

CITATION: 1995 SCC Supl. (4) 220 JT 1995 (9) 130 1995 SCALE (6)479

ACT:

HEAD NOTE:

O R D E R

Leave granted.

In this case, the respondent had filed the suit questioning the orders dated 19.5.76, 28.12.77, 13.10.78, 2.7.79, 18.5.84, 29.5.86, 8.10.87 and 3.11.88 passed by the competent authority, withholding the increments. The Civil Court considered the question of limitation and held that since the procedure contemplated under the relevant rules had not been followed in conducting the enquiry, the suit is not barred by limitation. The Appellate Court has only stated that "no order was communicated".

We have gone through the allegations stated in the plaint and written statement as extracted in the judgment of the Trial Court. It does not appear that the respondent had taken the plea that the orders were not communicated to him.

Admittedly, the suit was filed on September 25, 1989. Except the orders of October 8, 1987 and November 3, 1988 all other orders were passed before three years of the filing of the suit and are clearly barred by limitation.

Under these circumstances, the decree of the Trial Court is modified to the extent that withholding of the increments by orders dated October 8, 1987 and November 3, 1988 are invalid in law. In other respects, the claims are barred by limitation.

The appeal is allowed accordingly. No costs.

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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter