High Court Madras High Court

The Managing Director vs P. Ellappan on 7 February, 2005

Madras High Court
The Managing Director vs P. Ellappan on 7 February, 2005
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS           

Dated: 07/02/2005 

Coram: 

The Honourable Mr.MARKANDEY KATJU, Chief Justice      

and 

The Honourable Mr.Justice D.Murugesan  

Writ Appeal No. 475 of 2000
-----------

The Managing Director 
Tamil Nadu State Transport
Corporation (Madurai Division IV) Ltd.,
Bye-pass Road,  
Collectorate Post,
Dindigul.                                        Appellant

-Vs-

P. Ellappan
Kondamma Naickenpatti   
Kovilur (via)
Vedasandur Taluk, 
Dindigul.                                        Respondent

        Appeal filed under Clause 15 of the Letters Patent against  the  order
passed in W.P.No.  17496 of 1999 dated 10.12.1999. 

!For Appellant :::  Mr.S.Jayaraman

^For Respondent :::  Mr.R.Malaichamy 

:J U D G M E N T 

THE HONOURABLE THE CHIEF JUSTICE

This writ appeal has been filed against the impugned judgment of the
learned single Judge dated 10.12.1999.

2. We have heard the learned counsel for the parties, and have
perused the records.

3. The writ petitioner had alleged in paragraph-2 of his affidavit
that he joined the service of the respondent transport corporation ( appellant
in this appeal) in the year 1981 as a driver. As on 25.10.1 99 1 he had put
more than 10 years of service. In paragraph-3 he has alleged that on
25.10.1991, while he was driving a bus bearing registration No. TPC 7221
towards Thethupatti, a lorry, which was coming behind the bus, tried to
overtake the bus and in that process, there was an accident resulting in
multiple injuries to the writ petitioner and the conductor of the bus and to
some passengers. The writ petitioner was admitted in the hospital as an
inpatient for 68 days and he was discharged without being completely cured.
It is alleged by the petitioner that the respondent transport corporation did
not take any steps to help him in medical treatment nor allowance was given to
him. He had to spend his own money. It is alleged that the trial court has
held that the accident occurred due to the rash and negligent driving of the
lorry driver.

4. The respondent transport corporation (appellant in this appeal)
gave an alternative employment to the writ petitioner and posted him as a
Cashier at Vedasandur Branch. It is alleged that the petitioner was compelled
to join as a Driver once again, to which the petitioner pleaded inability, as
the petitioner could not drive the vehicle, which he was driving before. The
petitioner was referred to a medical board, which gave a report stating that
he was medically unfit to drive a bus. It is alleged that the corporation
instead of allowing the petitioner to continue to work as a Cashier dismissed
him from service with effect from 17.8.93. It is alleged that subsequently,
the respondent transport corporation appointed the writ petitioner as a Helper
afresh. The writ petitioner made several representations to consider his past
service for seniority and other service benefits and to give him pay
protection, but to no avail. He was drawing salary of Rs.520 0/- per month,
but if pay protection is given, he would draw not less than Rs.7000/- per
month. It is alleged that similarly placed persons were given continuity in
service and pay protection. The representation of the petitioner was rejected
by order dated 31.7.199 9, and hence the writ petition.

5. The petitioners writ petition was allowed and the impugned order
of the respondent was quashed with a direction to the respondent to treat the
petitioner as not having been terminated and give him pay protection in the
employment in light duty, and pay the difference of scale of pay and also
revise the present scale of pay by giving pay protection.

6. The appellant/ transport corporation has submitted that the writ
petitioner was given medical treatment for 68 days as inpatient and the
appellant gave him leave with wages for the entire period. Since the writ
petitioner was not completely fit for the post of driver after the accident,
the transport corporation referred him to a medical board, which gave the
report dated 19.7.93 stating that the writ petitioner was not fit for the post
of driver for heavy vehicles. The transport corporation issued a show cause
notice to the writ petitioner referring to the report of the medical board and
directed the writ petitioner to show cause as to why he should not be
discharged from service on medical grounds. The writ petitioner submitted his
reply on 11 .8.1993 requesting the transport corporation to give him alternate
employment with continuity of service. The transport corporation discharged
him from service on medical grounds by order dated 17.8.93 , but the transport
corporation offered him alternative employment as per G.O.Ms.No.746, Transport
Department dated 2.7.1981. The said G.O states that all the workers in the
State Transport Corporation, who are declared medically unfit for continuance
in service in the same post on medical grounds while in service, because of
eye defect or any other ailment, shall be discharged on medical grounds and
their service benefits will be settled. As per the G.O, the worker should be
subsequently provided with alternative employment in a post like Helper
depending upon his qualification and experience and suitability for the new
post without consulting the employment exchange. The G.O further states that
such a worker should be appointed as fresh entrant only in the scale of pay or
consolidated pay admissible to the new post, and his service terminated on the
date on which he attains superannuation.

7. The writ petitioner accepted the alternative employment and joined
duty as Helper on 8.9.1993. He was getting Rs.500/- less than what he was
getting as a driver. He worked on this alternative employment for six years
without raising any protest whatsoever. However, in the year 1999, he filed a
writ petition seeking parity in pay and for consideration of his
representation. On 24.6.99, this Court directed the management to consider
the representation of the writ petitioner and pass appropriate orders within
six weeks. Pursuant to the order of the High Court, the appellant/management
by order dated 31.7.99 rejected the representation of the writ petitioner
stating that he was given alternative employment as per G.O.Ms.No.746 dated
2.7.1981. Aggrieved against the same, the workman filed the writ petition,
which was allowed by this Court by the impugned judgment.

8. In our opinion, the impugned judgment cannot be sustained and is
liable to be set aside on several grounds. Firstly, the writ petition should
not have been entertained at all, as it was filed belatedly after six years
and hence, should have been dismissed straight away on the ground of laches
without going into the merits.

9. It is well settled that if there is undue delay on the part of the
petitioner in filing a writ petition, he would not be entitled to the
discretionary relief under Article 226 of the Constitution of India.

10. In State of Maharashtra v. Digambar, AIR 1995 SC 1991 the Supreme Court
observed (vide paragraph-12) that it is well settled by the decisions of the
Court that no person is entitled to obtain equitable relief under Article 226
of the Constitution of India if his conduct is blame-worthy because of laches,
undue delay, acquiescence, waiver and the like.

11. Similarly in Municipal Council, Ahmednagar v. Shah Hyder Beig, AIR 2000
SC 671 (vide paragraphs 17 & 18) it was held that when there is inordinate
delay in filing a writ petition, the High Court in its discretionary powers
under Article 226 of the Constitution of India can dismiss it on this ground
without going into the merits.

12. In Gian Singh Mann v. P & H High Court, AIR 1980 SC 1894, a petition
under Article 226 was filed by the petitioner about 11 years from the date on
which he claimed promotion. The Supreme Court held that such inordinate delay
could not be overlooked on the ground that the petitioner was making
successive representations.

13. In J.N.Maltiar v. State of Bihar, AIR 1973 SC 1343 it was held that
where the petitioner, a dismissed Government servant, after being informed
that his services were terminated for misconduct, spent about three years in
sending memorials to the Government, a remedy not provided by law, the High
Court was justified in rejecting the petition on the ground of delay.

14. In Rajalakshmiah v. State of Mysore, AIR 1967 SC 993 (vide paragraph

13) the Supreme Court held that the appellants were guilty of laches because
after the impugned order was passed in 1950, they should have filed a writ
petition within a reasonable time thereafter. Merely because the Chief
Engineer had espoused their cause and was writing letters from time to time to
the State Government to do something for them did not mean that they could
rest upon their oars if they really had grievance.

15. In Srinivasa Rao v. State of Karnataka, (1996) 9 SCC 616 the Supreme
Court held that the writ petition was rightly dismissed by the High Court as
belated, since it was filed after a long delay of about 15 years.

16. Thus, it is well settled that writ jurisdiction being discretionary
jurisdiction cannot be invoked by a party who approaches the High Court after
unreasonable delay. (vide S.A.Rasheed v. Director of Mines and Geology, AIR
1995 SC 1739)

17. No doubt there is no specific limitation provided for under Article 226
for filing a writ petition. However, the principle of laches i.e. undue
delay certainly applies to writ jurisdiction. The High Court has to exercise
its writ jurisdiction on settled legal principles, and one of these legal
principles is that a writ petition is liable to be dismissed if the petitioner
has come to the High Court after undue delay, as has happened in this case.

18. We may also clarify that the pursuit of a departmental representation or
correspondence is no ground for condoning the delay in approaching the High
Court. vide (Rajalakshmiah v. State of Mysore ( supra), J.N.Maltiar v.
State of Bihar (supra), Gian Singh Mann v. P & H High Court (supra) etc. It
is only when the representation is a statutory representation that the time
spent in pursuing it can be taken into consideration in deciding whether the
petitioner has approached the High Court after undue delay. We cannot agree
with the submission that the delay in filing the writ petition should be
condoned merely because the petitioner was filing representations (unless it
was a statutory representation), otherwise the petitioner can approach the
High Court even after 25 years saying that he was filing representations
during these 25 years.

19. Secondly the writ petitioner accepted the alternative employment as
Helper without any protest, and hence in our opinion he is estopped from
challenging the said employment and the pay scale attached to that alternative
employment particularly after such a long period. In fact the workman
received compensation of Rs.45,000/-, as ordered by the Motor Accidents Claims
Tribunal, Dindigul.

20. In our opinion, the appellant transport corporation had been
already lenient to the writ petitioner by giving him an alternative
employment, as per G.O.Ms.No.746, Transport Department dated 2.7.1981 .

21. On a similar ground, a Division Bench of this Court in The
Management of D.A.T.C Limited v. The Presiding Officer,
(2002) 12 M. L.J 61
has upheld the discharge on medical grounds.

22. As regards the entitlement of benefit to the petitioner under The
Persons with Disabilities (Equal Opportunities, Protection of Rights and Full
Participation) Act, 1995, we are of the opinion that the writ petitioner
cannot get any benefit from the same. As already observed above, the writ
petitioner had already availed the benefit of G. O.Ms.No.746, Transport
Department dated 2.7.1981 and he was given alternative employment and he had
also joined the said employment on 8.9.93. His termination of service on
medical grounds and subsequent reemployment as per G.O.Ms.No.746, Transport
Department dated 2.7.198 1 was before the enactment of the aforesaid Act of
1995. The writ petitioner having availed the benefit of alternative
employment and worked for six years cannot be allowed to suddenly raise a new
controversy, particularly when the Act of 1995 was not even in existence at
the relevant time.

23. The decision of the Supreme Court in Narendra Kumar Chandla v.
State of Harayana (AIR 1995 SC 519) is in our opinion distinguishable for the
reasons already mentioned above, namely, that in the present case the writ
petitioner had accepted the alternative employment as Helper without protest
in 1993 and had worked in the said post for six years. Hence, he cannot be
allowed to rake up a controversy at such a belated stage. Writ jurisdiction
is discretionary jurisdiction vide Chandra Singh v. State of Rajasthan and
Another, JT 2003 (6) SC 20 , Ramniklal N.Bhutta v. State of Maharashtra, 1997
(1) SCC 134 (vide paragraph-10) etc, and will not be exercised if there is
undue delay.

24. It is well settled that writ jurisdiction is discretionary jurisdiction.
Hence, even if there is violation of law, the High Court is not bound to
interfere. The Supreme Court in Chandra Singh v. State of Rajasthan and
Another (supra) held as under:-

Issuance of a writ of Certiorari is a discretionary remedy (see Champalal
Binani v. CIT, West Bengal, AIR
1970 SC 645). The High Court and
consequently this Court while exercising its extraordinary jurisdiction under
Articles 226 or 32 of the Constitution of India may not strike down an illegal
order although it would be lawful to do so. In a given case, the High Court
or this Court may refuse to extend the benefit of a discretionary relief to
the applicant.

In our opinion, this was not a fit case for exercise of discretion under
Article 226 of the Constitution.

25. For the reasons stated above, the appeal is allowed. No costs.
The impugned judgment is set aside and the writ petition is dismissed.

Index:Yes
Internet:Yes
pv/

Copy to:

The Managing Director
Tamil Nadu State Transport
Corporation (Madurai Division IV) Ltd.,
Bye-pass Road,
Collectorate Post,
Dindigul.