Supreme Court of India

Dy. Director Of Education,Nagpur … vs Mangal & Ors on 7 February, 2008

Supreme Court of India
Dy. Director Of Education,Nagpur … vs Mangal & Ors on 7 February, 2008
Bench: H.K. Sema, Markandey Katju
           CASE NO.:
Appeal (civil)  1086 of 2008

PETITIONER:
DY. DIRECTOR OF EDUCATION,NAGPUR & ANR

RESPONDENT:
MANGAL & ORS

DATE OF JUDGMENT: 07/02/2008

BENCH:
H.K. SEMA & MARKANDEY KATJU

JUDGMENT:

JUDGMENT

O R D E R
CIVIL APPEAL NO. 1086 OF 2008
[Arising out of SLP(C) No.17169/2004]

Leave granted.

Heard the parties.

This appeal is filed by the State impugning the judgment and order dated 14/11/2003
passed in Writ Petition No.1761/2002. By the impugned order, the High Court directed
the appellant to grant pension and pensionary benefits to the respondent within a period
of three months from the date of order failing which the arrears of pension shall carry
interest 18% per annum from the date of judgment till repayment of arrears and
thereafter payment of regular monthly pension.

The respondent is stated to be working as an Assistant Teacher in Shivaji
Mahavidyalaya, Lakhandur. He obtained voluntary retirement on 30/04/1973. He filed a
Writ Petition No.1761/2002 under Article 226 of the Constitution after
……2.

– 2 –

almost 30 years of his retirement seeking a mandamus for a direction for payment of
pension and pensionary benefits. It is now a well-settled principle of law that delay
defeats equity. The discretionary relief that is granted by the High Court under Article
226 of the Constitution is an equitable relief. The fact of having approached the High
Court after almost 30 years of retirement itself deserves dismissal on the ground of
laches and negligence without going into the merit.

For the reasons afore-stated, the High Court fell into error by entertaining the writ
petition after enormous delay of almost 30 years. On this sole ground, the writ petition
was liable to be dismissed without going into the merits. Consequently, the impugned
order passed by the High Court is not tenable in law. It is, accordingly, set aside. The
appeal is allowed. No costs.