CASE NO.: Appeal (civil) 4790 of 2006 PETITIONER: Chairman, U.P.Jal Nigam & Anr. RESPONDENT: Jaswant Singh & Anr. DATE OF JUDGMENT: 10/11/2006 BENCH: Dr. AR. LAKSHMANAN & A.K.MATHUR JUDGMENT:
J U D G M E N T
[Arising out of S.L.P.(c) No.6207 of 2006]
WITH
CIVIL APPEAL NOs.4791-4887 of 2006
[ Arising out of S.L.P. (c) Nos. 6296, 6380, 6382, 6384,
6386, 6388, 6389, 6390, 6391, 6392, 6393, 6395, 6396,
6397, 6398, 6400, 6401, 6403, 6404, 6405, 6406, 6408,
6409, 6415, 6418, 6431, 6432, 6433, 6437, 6445,6448,
6475, 6864, 6914, 7357, 7394, 8976, 9265, 11828,
9373, 10089,5208, 5321, 5322, 5339, 5340, 5343,5360,
5369, 5373,5379,5383,7122,12975, 9968, 9980, 11830,
9998, 10003, 10072, 12000, 12003, 12001, 11952,
11953, 12892, 12915, 14354, 12917, 12918, 12970,
14350, 14355, 14349, 13225, 14377 , 14348, 14352,
14353, 14816, 14817, 8587, 8619, 8633, 8676, 8726,
8727, 8733, 8737, 8752, 8753, 8801, 8810, 11870,
11871, 11866 & 11860 of 2006]
A.K. MATHUR, J.
Leave granted.
All this batch of appeals involve similar questions of law and
fact, therefore, they are disposed of by this common order.
All these respondents are the employees of the Uttar Pradesh
Jal Nigam ( hereinafter to be referred to as ‘the Nigam’) and they
were retired on attaining the age of superannuation at 58 years.
Some of them filed writ petitions in the High Court of Judicature at
Allahabad challenging the retirement of the employees of the Nigam
on attaining the age of 58 years whereas the State Government
employees were allowed to continue up to the age of 60 years and
therefore, they should also be allowed to continue up to the age of 60
years. The writ petitions filed before the High Court failed and
against that Civil Appeal No.7840 of 2002 and batch of other appeals
were filed before this Court. This Court disposed of the case of
Harwindra Kumar along with other appeals and held that employees
of Nigam are entitled to continue up to 60 years. This has been
reported in (2005) 13 SCC 300. The operative portion of the said
judgment reads as under :
” 10. For the foregoing reasons, we are of
the view that so long as Regulation 31 of the
Regulations is not amended, 60 years which is the
age of superannuation of government servants
employed under the State of Uttar Pradesh shall be
applicable to the employees of the Nigam. However,
it would be open to the Nigam with the previous
approval of the State Government to make suitable
amendment in Regulation 31 and alter the service
conditions of employees of the Nigam, including their
age of superannuation. It is needless to say that if it
is so done, the same shall be prospective.
11. For the foregoing reasons, the appeals
as well as writ petitions are allowed, orders passed
by the High Court dismissing the writ petitions as well
as those by the Nigam directing that the appellants of
the civil appeals and the petitioners of the writ
petitions would superannuate upon completion of the
age of 58 years are set aside and it is directed that in
case the employees have been allowed to continue
up to the age of 60 years by virtue of some interim
order, no recovery shall be made from them but in
case, however, they have not been allowed to
continue after completing the age of 58 years by
virtue of erroneous decision taken by the Nigam for
no fault of theirs, they would be entitled to payment
of salary for the remaining period up to the age of 60
years which must be paid to them within a period of
three months from the date of receipt of copy of this
order by the Nigam. There shall be no order as to
costs.”
It appears that during the pendency of the appeals and writ
petitions before this Court and after disposal of the same by this
Court, a spate of writ petitions followed in the High Court by the
employees who had retired long back. Some of the petitions were
filed by the employees who retired on attaining the age of 58 years
long back. However, some were lucky to get interim orders allowing
them to continue in service. Number of writ petitions were filed in the
High Court in 2005 on various dates after the judgment in the case of
Harwindra Kumar (supra) and some between 2002 and 2005. All
those writ petitions were disposed of in the light of the judgment in the
case of Harwindra Kumar (supra) and relief was given to them for
continuing in service up to the age of 60 years. Hence, all these
appeals arise against various orders passed by the High Court from
time to time.
So far as the principal issue is concerned, that has been settled
by this Court. Therefore, there is no quarrel over the legal proposition.
But the only question is grant of relief to such other persons who
were not vigilant and did not wake up to challenge their retirement
and accepted the same but filed writ petitions after the judgment of
this Court in the case of Harwindra Kumar (supra). Whether they are
entitled to same relief or not ? Therefore, a serious question that
arises for consideration is whether the employees who did not wake
up to challenge their retirement and accepted the same, collected
their post retirement benefits, can such persons be given the relief in
the light of the subsequent decision delivered by this Court ?
The question of delay and laches has been examined by this
Court in a series of decisions and laches and delay has been
considered to be an important factor in exercise of the discretionary
relief under Article 226 of the Constitution. When a person who is
not vigilant of his rights and acquiesces with the situation, can his
writ petition be heard after a couple of years on the ground that same
relief should be granted to him as was granted to person similarly
situated who was vigilant about his rights and challenged his
retirement which was said to be made on attaining the age of 58
years. A chart has been supplied to us in which it has been pointed
out that about 9 writ petitions were filed by the employees of the
Nigam before their retirement wherein their retirement was
somewhere between 30.6.2005 and 31.7.2005. Two writ petitions
were filed wherein no relief of interim order was passed. They were
granted interim order. Thereafter a spate of writ petitions followed in
which employees who retired in the years 2001, 2002, 2003, 2004
and 2005, woke up to file writ petitions in 2005 & 2006 much after
their retirement. Whether such persons should be granted the same
relief or not ?
Learned senior counsel for the appellants has invited our
attention to various decisions to impress upon that persons who are
guilty of such laches and acquiesced with the situation should not be
granted any relief because it is going to cost the Nigam a heavy
financial burden to the tune of Rs.17,80, 43,108/-. Therefore, relief
should be confined to those persons who were continuing in service
and filed their writ petitions in time but not to all and sundry who
woke up to file the writ petitions much after their retirement. In this
connection, our attention was invited to a decision of this Court in the
case of M/s. Rup Diamonds & Ors. v. Union of India & Ors. reported
in (1989) 2 SCC 356, wherein their Lordships observed that those
people who were sitting on the fence till somebody else took up the
matter to the court for refund of duty, cannot be given the benefit. In
that context, their Lordships held as follows :
” Petitioners are re-agitating claims which they had
not pursued for several years. Petitioners were not
vigilant but were content to be dormant and chose to
sit on the fence till somebody else’s case came to be
decided. Their case cannot be considered on the
analogy of one where a law had been declared
unconstitutional and void by a court, so as to enable
persons to recover monies paid under the
compulsion of a law later so declared void. There is
also an unexplained, inordinate delay in preferring
the present writ petition which is brought after a year
after the first rejection. As observed by the Court in
Durga Prashad case, the exchange position of this
country and the policy of the government regarding
international trade varies from year to year. In these
matters it is essential that persons who are aggrieved
by orders of the government should approach the
High Court after exhausting the remedies provided
by law, rule or order with utmost expedition.
Therefore, these delays are sufficient to persuade
the Court to decline to interfere. If a right of appeal is
available, this order rejecting the writ petition shall
not prejudice petitioners’ case in any such appeal. ”
Our attention was also invited to a decision of this Court in the
case of State of Karnataka & Ors. v. S.M.Kotrayya & Ors. reported in
(1996) 6 SCC 267. In that case the respondents woke up to claim
the relief which was granted to their colleagues by the Tribunal with
an application to condone the delay. The Tribunal condoned the
delay. Therefore, the State approached this Court and this Court after
considering the matter observed as under :
” Although it is not necessary to give an
explanation for the delay which occurred within the
period mentioned in sub-section (1) or (2) of Section
21, explanation should be given for the delay which
occasioned after the expiry of the aforesaid
respective period applicable to the appropriate case
and the Tribunal should satisfy itself whether the
explanation offered was proper. In the instant case,
the explanation offered was that they came to know
of the relief granted by the Tribunal in August 1989
and that they filed the petition immediately thereafter.
That is not a proper explanation at all. What was
required of them to explain under sub-sections (1)
and (2) was as to why they could not avail of the
remedy of redressal of their grievances before the
expiry of the period prescribed under sub-section (1)
or (2). That was not the explanation given. Therefore,
the Tribunal was wholly unjustified in condoning the
delay.”
Similarly, in the case of Jagdish Lal & Ors. v. State of Haryana
& ors. reported in (1997) 6 SCC 538, this Court reaffirmed the rule if a
person chose to sit over the matter and then woke up after the
decision of the Court, then such person cannot stand to benefit. In
that case it was observed as follows :
” The delay disentitles a party to
discretionary relief under Article 226 or Article 32 of
the Constitution. The appellants kept sleeping over
their rights for long and woke up when they had the
impetus from Vir Pal Singh Chauhan case. The
appellants’ desperate attempt to redo the seniority is
not amenable to judicial review at this belated stage.”
In the case of Union of India & Ors. v. C.K. Dharagupta & Ors.
reported in (1997) 3 SCC 395, it was observed as follows :
” We, however, clarify that in view of our
finding that the judgment of the Tribunal in R.P.Joshi
gives relief only to Joshi, the benefit of the said
judgment of the Tribunal cannot be extended to any
other person. The respondent C.K.Dharagupta (since
retired) is seeking benefit of Joshi case. In view of
our finding that the benefit of the judgment of the
Tribunal dated 17-3-1987 could only be given to
Joshi and nobody else, even Dharagupta is not
entitled to any relief.”
In the case of Government of W.B. v. Tarun K. Roy & Ors.
reported in (2004) 1 SCC 347, their Lordships considered delay as
serious factor and have not granted relief. Therein it was observed as
follows :
” The respondents furthermore are not
even entitled to any relief on the ground of gross
delay and laches on their part in filing the writ
petition. The first two writ petitions were filed in the
year 1976 wherein the respondents herein
approached the High Court in 1992. In between 1976
and 1992 not only two writ petitions had been
decided, but one way or the other, even the matter
had been considered by this Court in Debdas Kumar.
The plea of delay, which Mr.Krishnamani states,
should be a ground for denying the relief to the other
persons similarly situated would operate against the
respondents. Furthermore, the other employees not
being before this Court although they are ventilating
their grievances before appropriate courts of law, no
order should be passed which would prejudice their
cause. In such a situation, we are not prepared to
make any observation only for the purpose of grant
of some relief to the respondents to which they are
not legally entitled to so as to deprive others there
from who may be found to be entitled thereto by a
court of law.”
The statement of law has also been summarized in Halsbury’s
Laws of England, Para 911 , pg. 395 as follows :
” In determining whether there has been
such delay as to amount to laches, the chief points to
be considered are :
(i) acquiescence on the claimant’s part;
and
(ii) any change of position that has
occurred on the defendant’s part.
Acquiescence in this sense does not mean
standing by while the violation of a right is in
progress, but assent after the violation has been
completed and the claimant has become aware of it.
It is unjust to give the claimant a remedy where, by
his conduct, he has done that which might fairly be
regarded as equivalent to a waiver of it; or where by
his conduct and neglect, though not waiving the
remedy, he has put the other party in a position in
which it would not be reasonable to place him if the
remedy were afterwards to be asserted. In such
cases lapse of time and delay are most material.
Upon these considerations rests the doctrine of
laches. ”
In view of the statement of law as summarized above, the
respondents are guilty since the respondents has acquiesced in
accepting the retirement and did not challenge the same in time. If
they would have been vigilant enough, they could have filed writ
petitions as others did in the matter. Therefore, whenever it appears
that the claimants lost time or while away and did not rise to the
occasion in time for filing the writ petitions, then in such cases, the
Court should be very slow in granting the relief to the incumbent.
Secondly, it has also to be taken into consideration the question of
acquiescence or waiver on the part of the incumbent whether other
parties are going to be prejudiced if the relief is granted. In the
present case, if the respondents would have challenged their
retirement being violative of the provisions of the Act, perhaps the
Nigam could have taken appropriate steps to raise funds so as to
meet the liability but by not asserting their rights the respondents
have allowed time to pass and after a lapse of couple of years, they
have filed writ petitions claiming the benefit for two years. That will
definitely require the Nigam to raise funds which is going to have
serious financial repercussion on the financial management of the
Nigam. Why the Court should come to the rescue of such persons
when they themselves are guilty of waiver and acquiescence.
As against this, our attention was invited to a decision of this
Court in the case of Dayal Singh & Ors. v. Union of India & Ors.
reported in (2003) 2 SCC 593. In that case their Lordships observed
that when the High Court exercised discretion and condoned the
delay, it is not proper for the Supreme Court at the SLP stage to set
aside the High Court’s order on that ground alone and more so,
where the impugned judgment is legally sustainable. This case does
not provide any assistance to the respondents.
Learned counsel for the appellants has also pointed out that at
this belated stage if the relief is given to the respondents who have
retired and accepted the retirement, that will cause a huge burden to
the Nigam to the tune of Rs.17,80,43,108/- and there is no sufficient
funds for incurring such a huge amount at this belated stage. This will
completely ruin the financial condition of the Nigam if all the persons
who were not vigilant and did not take up their cause before the
Court, it would prove a great set back to the Nigam. In this regard, a
reference was made to a decision of this Court in the case of
Krishena Kumar v. Union of India & Ors. etc. etc. reported in (1990) 4
SCC 207. In that case the question was to grant pensionary benefit
to the provident fund holders of the railways. A submission was made
if the Court feels that a positive direction cannot be given to the
government, it was prayed that at least an option should be given to
the respondents either to withdraw the benefit of switching over to
pension from everyone or to give it to the petitioners as well, so that
the discrimination must go. This Court negatived the submission and
it was observed as follows :
” We are not inclined to accept either of
these submissions. The PF retirees and pension
retirees having not belonged to a class, there is no
discrimination. In the matter of expenditure includible
in the Annual Financial Statement, this Court has to
be loath to pass any order or give any direction,
because of the division of functions between the
three co-equal organs of the government under the
Constitution.”
Therefore, in case at this belated stage if similar relief is to be given
to the persons who have not approached the Court that will
unnecessarily overburden the Nigam and the Nigam will completely
collapse with the liability of payment to these persons in terms of two
years’ salary and increased benefit of pension and other
consequential benefits. Therefore, we are not inclined to grant any
relief to the persons who have approached the Court after their
retirement. Only those persons who have filed the writ petitions when
they were in service or who have obtained interim order for their
retirement, those persons should be allowed to stand to benefit and
not others. We have been given a chart of those nine persons, who
filed writ petitions and obtained stay & are continuing in service.
They are as follows:
1. Shri Bhawani Sewak Shukla
2. Shri Vijay Bahadur Rai
3. Shri Girija Shanker
4. Shri Yogendra Prakash Kulshersht
5. Shri Vinod Kumar Bansal
6. Shri Pradumn Prashad Mishra
7. Shri Banke Bihari Pandey
8. Shri Yashwant Singh
9. Shri Chandra Shekhar
And the following persons filed Writ Petitions before retirement
but no stay order granted.
1. Shri Gopal Singh Dangwal (W/P No. 35384/05 vide
order dated 5.5.2005)
2. Shri R.R. Gautam (W/P No. 45495/05 vide order
dated 15.6.05)
The benefits shall only be confined to above mentioned
persons who have filed writ petitions before their retirement or they
have obtained interim order before their retirement. The appeals filed
against these persons by the Nigam shall fail and the same are
dismissed. Rest of the appeals are allowed and orders passed by
the High Court are set aside. There would be no order as to costs.
It is submitted that contempt petitions were filed before
the High Court. In view of the order passed in this batch of appeals,
the contempt petitions will not survive and the same are dismissed.
28223