Bombay High Court High Court

Kisanrao Khobragade Education … vs Bhojraj on 2 May, 2009

Bombay High Court
Kisanrao Khobragade Education … vs Bhojraj on 2 May, 2009
Bench: F.M. Reis
    wp2593.00.odt                                                                                         1/5




                                                                                                      
                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                             NAGPUR BENCH AT NAGPUR.




                                                                            
                               WRIT PETITION NO. 2593 OF 2000




                                                                           
    1. Kisanrao Khobragade Education Society,
       Armori, Through its President Shri Bhagyawan
       s/o Kisanrao Khobragade, Adult,
       r/o Armori, Distt. Gadchiroli.




                                                           
    2. Principal,
       Yeshwantrao Chavan College,      
       Lakhandur, Distt. Bhandara.  ::                     PETITIONERS

            -: Versus :-
                                       
    1. Bhojraj s/o Kevalram Motghare,
       aged about 38 yrs., r/o Talodhi (Kh.),
       Post Gangalwadi, Tq. Bramhapuri,
       Distt. Chandrapur.
        


    2. University & College Tribunal,
     



       Nagpur University, Nagpur.

    3. Nagpur University,
       through its Registrar, 
       Tagore Marg, Civil Lines,





       Nagpur.                                   ::        RESPONDENTS                              

    -----------------------------------------------------------------------------------------------------------
                          Shri S. A. Radke, Advocate for the petitioners.
                         Shri A. S. Kilor, Advocate for respondent No. 1.





                                   None for respondents No. 2 & 3.
    -----------------------------------------------------------------------------------------------------------

                                                                        CORAM:  F. M. REIS, J.

DATE : 2nd May, 2009

ORAL JUDGMENT

::: Downloaded on – 09/06/2013 14:34:21 :::
wp2593.00.odt 2/5

1. Heard the learned Counsel for the petitioners and respondent No. 1.

The petition has been filed to challenge order dated 4/5/2000 passed by

respondent No. 2 whereby Misc. Civil Application No. 16 of 2000 filed by

respondent No. 1 for condonation of delay was allowed. It is the case of

the petitioners that on or about 3/3/2000 respondent No. 1 filed appeal

under Section 59 of the Maharashtra Universities Act, 1994 challenging

his termination w.e.f. July, 1998 and prayed for relief of reinstatement

with all back wages. As the appeal was not filed within the period of 30

days, respondent No. 1 moved an application for condonation of delay

for preferring the said appeal. In the said application the grounds which

were sought to be invoked by respondent No. 1 as a justification to file

appeal beyond the period of limitation was that, he was pursuing another

remedy in as much as he had filed representation before respondent No.3

to get his grievances decided. According to respondent No.1, he was

bona-fidely pursuing his remedy before respondent No. 3. Respondent

No. 1 further stated in the application that despite of direction on the part

of respondent No. 3 to get him reinstated, the petitioners failed to comply

with such direction which forced him to file the said appeal before

respondent No. 2.

2. Despite all objections on the part of the petitioners to the said

application for condonation of delay, respondent No. 2 vide impugned

oder dated 4/5/2000 condoned the delay to prefer the appeal filed by the

respondent No. 1. Being aggrieved by the said order dated 4/5/2000, the

::: Downloaded on – 09/06/2013 14:34:21 :::
wp2593.00.odt 3/5

present petition has been filed by the petitioner.

3. During the course of hearing, the learned Counsel for the petitioners

sought to impugn the said order passed by respondent No. 2 contending

that there was no justification shown by respondent No. 1 which could

condone the delay to prefer the appeal. Respondent No. 1 had not shown

any cause to condone the delay and consequently there was no

justification according to the petitioners in respondent No. 2 passing the

impugned order. On the other hand, the learned Counsel appearing for

respondent No. 1 urged before me that there was ample justification on

the part of respondent No. 1 in preferring the appeal beyond the period

of limitation as he was pursuing the remedy bona-fidely before

respondent No. 3 and had reasonable expectation that he would get

required results before respondent No. 3. Having not been able to get the

relief as sought for, in view of the attitude by the petitioners in failing to

accept the directions by respondent No. 3 to reinstate respondent No. 1,

the appeal had to be preferred by respondent No. 1 before respondent

No. 2. The learned Counsel relied upon the judgment of this Court

reported in 2008 (2) Mh. L. J. -494 – Sandeep Hiralal Netke vs. State of

Maharashtra & others. The learned Counsel further submits that there is

no dispute that respondent No. 1 was bona-fidely pursuing remedy

before respondent No. 3. However, considering the attitude on the part

of the petitioner in failure to accept direction of respondent No.3, the

appeal had to be filed by respondent No. 1.

::: Downloaded on – 09/06/2013 14:34:21 :::

wp2593.00.odt 4/5

4. In the judgment of this Court, cited supra, at para 11, this Court has

held as under:

“It is significant to note that the petitioner had made

representation to the Deputy Director of Education and

Vocational training, who had issued directions from time to

time and had even threatened the Management of stoppage of

salary grants and had also directed the Management not to

admit the students unless the directions were complied with.

In the aid circumstances, the petitioner can be said to be

entitled to a legitimate expectation that he would ultimately

get relief from the said Authority. It is not as if the petitioner

was making only representations after representations. The

representations were met with the order being passed by the

Deputy Director of Education and Vocational training. In the

said circumstances, the delay between the year 2000 and

31-3-2003, when the Writ Petition filed by the petitioner was

rejected, can be justified. In my view, the petitioner has shown

sufficient cause for condoning the said delay as it is well settled

that it is to the extent of the delay but the cause shown. In the

instant case, it cannot be said that the petitioner was negligent

or that he was mala-fidely pursuing some other remedy….”

The facts in the present case and the facts before this Court in the

said judgment appears to be identical. There is no reason shown by

::: Downloaded on – 09/06/2013 14:34:21 :::
wp2593.00.odt 5/5

the petitioner which could disclose that respondent No. 1 was mala-fidely

pursuing some other remedy or then there was any negligence on his

part in pursuing such remedy. On the contrary, the facts disclosed, as

rightly held by respondent No. 2 that respondent No. 1 was pursuing the

remedy before the Authority in a bonafide and diligent manner.

5. In such circumstances, it cannot be said that there was any infirmity

in respondent No. 2 condoning the delay in filing appeal by respondent

No.1. However, the said application for condonation of delay ought to

have been disposed of by awarding some costs to the petitioner, which

was not done by respondent No. 2 whilst passing the impugned order.

Consequently, there is no illegality so as to interfere in the impugned

order dated 04/5/2000 in M. C. A. No. 16 of 2000. But, however,

respondent No. 1 is directed to pay costs of Rs. 1,000/- (rupees one

thousand only), within two weeks, to the petitioner for getting the delay

condoned.

6. In the circumstances, the writ petition is disposed of accordingly.

Rule discharged.

JUDGE

WWL

::: Downloaded on – 09/06/2013 14:34:21 :::