Allahabad High Court High Court

Sri Jeet Bahadur vs District Basic Education Officer … on 7 January, 2010

Allahabad High Court
Sri Jeet Bahadur vs District Basic Education Officer … on 7 January, 2010
                                                                  CJ's Court

                 Special Appeal (Defective) No. 3 of 2010

                           Sri Jeet Bahadur
                                  Vs.
         District Basic Education Officer, District Basti & Anr.

Hon'ble C.K. Prasad, C.J.
Hon'ble Pankaj Mithal, J.

Writ petitioner – appellant, aggrieved by order dated 11.02.2004

dismissing Civil Misc. Writ Petition No. 6220 of 2000 for want of taking

steps and order dated 19.11.2009 rejecting Civil Misc. Restoration

Application No. 248874 of 2008, has preferred this appeal under Rule 5

Chapter VIII of the Allahabad High Court Rules, 1952.

In the writ petition filed by the writ petitioner – appellant

(hereinafter referred to as the ‘appellant’), this Court, by order dated

04.02.2000, directed for issuance of notice to respondent no.2.The

appellant did not take any steps in the light of the said order for four years

and the writ petition was posted for consideration on 11.02.2004 under

Chapter XII Rule 4 of the High Court Rules. Taking note of the aforesaid

fact, the learned Single Judge dismissed the writ petition under Chapter XII

Rule 4 of the said Rules on the said date, i.e. 11.02.2004. After more than

four and half years of the dismissal of the writ petition, the appellant filed

Civil Misc. Restoration Application No. 248874 of 2008 on 15.10.2008 for

recall of the said order and for restoration of the writ petition, which has

been rejected by order dated 19.11.2009.

Mr. P.C. Singh, appearing on behalf of the appellant, submits that

when the petition was listed on 11.02.2004 under Chapter XII Rule 4 of the

High Court Rules, appellant’s counsel did not mark the cause list and,
2

therefore, no steps could be taken and hence petition ought to have been

restored.

We do not find any substance in this submission. Appellant has,

nowhere, whispered as to why for these long four years, he did not take

steps. It is relevant here to state that the direction for issuance of notice was

given on 04.02.2000, whereas the writ petition was posted under Chapter

XII Rule 4 of the High Court Rules on 11.02.2004. Not only this, the

appellant had chosen to file the recall application on 15.10.2008, i.e. after

more than four and half years of the dismissal of the writ petition under

Chapter XII Rule 4 of the High Court Rules. It is expected of the appellant

to have enquired about the fate of the case and from the facts stated above, it

is evident that the appellant was negligent right from the beginning in

pursuing his case.

Mr. Singh, then, contends that the writ petition ought to have been

dismissed only against the person against whom notice was issued.

As the appellant had chosen to file the application for restoration after

more than four and half years of the dismissal of the writ petition, we are not

inclined to restore the writ petition on this ground also.

We are of the opinion that the learned Single Judge did not err in

dismissing the writ petition under Chapter XII Rule 4 of the Rules and

declining to restore the same.

We do not find any merit in the appeal and it is dismissed accordingly.


07.01.2010
AHA

                                    (Pankaj Mithal, J.)      (C.K. Prasad, C.J.)
                                         3



C.M. Delay Condonation Application
No. 1656 of 2010
In
Special Appeal (Defective) No. 3 of 2010

Hon'ble C.K. Prasad, C.J.
Hon'ble Pankaj Mithal, J.

This application has been filed for condoning the

delay in filing the appeal.

According to Stamp Reporter, the appeal is barred

by limitation by five years 282 days.

Various reasons, which prevented the applicant

from filing the appeal within time, have been enumerated

in the affidavit filed in support of the application.

We are satisfied that the same constitute sufficient

cause for condoning the delay in filing the appeal.

Accordingly, delay in filing the appeal is condoned.

Application stands allowed.

07.01.2010
AHA
(C.K. Prasad, C.J.)

(Pankaj Mithal, J.)