High Court Madhya Pradesh High Court

Anup Singh Bais vs The State Of Madhya Pradesh on 17 January, 2011

Madhya Pradesh High Court
Anup Singh Bais vs The State Of Madhya Pradesh on 17 January, 2011
                               W.A.No.2/2011

 10.01.2011


        Shri Ashok Kumar Gupta, learned counsel for the appellant.
        Heard on the question of admission.
        This   intra­court   appeal   filed   under   Section   2(1)   of   M.P. 
Uchcha   Nyayalaya   (Khand   Peeth   Ko   Appeal)   Adhiniyam,   2005, 
arises from the order of learned Single Judge   dated 3.12.2010 by 
which the Writ Petition No.17230/2010 preferred by the appellant 
has been dismissed.

        The   facts   leading   to   filing   of   the   instant   appeal   briefly 
stated, are that the appellant who was appointed on 1.1.1990 on 
daily wage basis vide order dated 28.7.1992,  was terminated by an 
oral   order   dated   7.8.1992.     Admittedly,   the   petitioner   did   not 
challenge the order dated 28.7.1992 terminating her services and 
for the first time filed the writ petition, which has been dismissed 
by   the   learned   single   Judge   vide   order   dated   3.12.2010   on   the 
ground of laches.  
        Learned  counsel for  the appellant vehemently contended 
that   the   appellant   made   several   representations   for   her 
reinstatement, but it yield no result since the appellant cannot be 
held to be guilty of laches.
        We do not find any force in the submission for the reason 
that admittedly, the appellant was engaged in service purely on 
daily wage basis on 1.1.1990 and he was disengaged by an  oral 
order   dated   7.8.1992,   which   was   not   challenged   before   the 
appropriate   authority   immediately   thereafter   or   even   within   a 
reasonable   period   of   time.     It   further   appears   from   the   writ 
petition   that   for   the   first   time,   she   made   representation   on 
22.6.2004

; a copy whereof is enclosed as Annx.P/2 requesting to 
reinstate   her   after   a   gap   of   12   years.     No   document   has   been 
brought   on   record   to   show   that   any   representation   was   made 
between   7.8.1992   and   prior   to   the   first   representation   dated 
22.6.2004 against the order terminating her engagement as daily 
wager   and   the   writ   petition   has   been   filed   in   November   2010, 
merely   after   18   years   and,   therefore,   it   cannot   be   said   that   the 
appellant is not guilty of laches or negligence.

It is well settled legal position that person guilty of laches 
and   negligence   are   disentitled   to   claim   relief   by   invoking   the 
extraordinary jurisdiction of this Court.   Reference may be made 
to   the   judgment   of   the   Apex   Court   in  Uttaranchal   Forest 
Development Corpn.  Vs.  Jabar Singh [(2007) 2 SCC 112], NDMC  
Vs.   Pan   Singh   [2007(9)   SCC   78]   and  Virendra   Choudhary  Vs.  
Bharat Petroleum Corporation and others [2009 (1) SCC 297].

We, therefore, do not find any fault in the order of learned 
Single Judge.

The appeal being without merit is dismissed summarily.

                  (S.R.ALAM)                                          (R.S.JHA)
                      Chief Justice.                                         Judge. 


A.Praj.