Allahabad High Court High Court

Bhaganoo Chauhan vs The Union Of India Through … on 13 January, 2010

Allahabad High Court
Bhaganoo Chauhan vs The Union Of India Through … on 13 January, 2010
  Civil Misc. Delay Condonation Application No. 8038 of 2010
                           IN
               Special Appeal (D) No. 24 of 2010

                              *****

Hon’ble C.K. Prasad,CJ
Hon’ble Pankaj Mithal,J

This application has been filed for condoning the
delay in filing the appeal.

According to the Stamp Reporter, appeal is barred by
limitation by 109 days.

Various reasons, which prevented the appellant from
filing the special appeal within time have been enumerated
in the affidavit filed in support of the delay condonation
application.

We are of the opinion that the same constitute
sufficient cause for condoning the delay.

Accordingly, delay in filing the appeal is condoned.
Application stands allowed.



Date: 13.01.2010
RK/                                         (C.K. Prasad, CJ)


                                            (Pankaj Mithal,J)
                 Special Appeal (D) No. 24 of 2010

Bhaganoo Chauhan vs. The Union of India and others
*****
Hon’ble C.K. Prasad,CJ
Hon’ble Pankaj Mithal,J

Writ petitioner-appellant, aggrieved by order dated 21.8.2009

passed by a learned Single Judge in Civil Misc. Writ Petition No. 10179

of 1993, has preferred this appeal under Rule 5 Chapter VIII of the High

Court Rules.

Mr. Rahul Mishra appears on behalf of the appellant. Mr. R.B.

Singhal, Assistant Solicitor General of India along with Mr. S.K. Rai

appears for Union of India.

Writ petitioner-appellant (hereinafter referred to as ‘petitioner’) was

a candidate for appointment as Airman (Technical) in the Indian Air

Force. By order dated 17.1.1990, he was declared temporary medically

unfit and the representation against the aforesaid order, was ultimately

dismissed by order dated 19.11.1992. The petitioner challenged the

aforesaid order in the writ application. The learned Single Judge by the

impugned order had quashed the order impugned in the writ petition but

declined to direct consideration of his case for appointment instead he

directed for payment of compensation of Rs. 1.00 lac and Rs.25,000/- as

cost of litigation.

Petitioner, aggrieved by the order by which the learned Single

Judge has declined to direct consideration of his case for appointment,

the quantum of compensation and the cost of litigation, has preferred this

appeal.

Mr. Rahul Mishra, appearing on behalf of the petitioner, submits
that age of retirement of Airman (Technical) is 57 years and the

petitioner having attained the age of 37 years only, nothing prevented this

Court to direct for consideration of his case for appointment.

We do not find any substance in the submission of Mr. Mishra. The

learned Single Judge has taken into account that appointment is in the

Indian Air Force and the petitioner having attained the age of 37 years

had crossed the upper age limit for appointment. Not only this, for being

the member of the Force, certain training is required to be given. Taking

into account the aforesaid fact, the learned Single Judge declined to

direct for reconsideration of his case for appointment. We are of the

opinion that exercise of discretion does not suffer from any error calling

for interference in the appeal.

Mr. Mishra then submits that petitioner ought to have been granted

higher compensation and cost. It is well settled that grant of

compensation and cost is within the discretion of the Court and such

order is not interfered in the appeal unless it suffers from any perversity.

We are of the opinion that grant of compensation to the extent of

Rs. 1.00 lac and cost of Rs. 25,000/- to the petitioner does not suffer

from any error.

It is relevant to state that against the grant of compensation,

Union of India has preferred Special Appeal (D) No. 1252 of 2009,

which has been dismissed by order dated 26.11.2009.

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

accordingly.


Date: 13.01.2010
RK/                               (Pankaj Mithal,J)      (C.K. Prasad, CJ)