High Court Rajasthan High Court - Jodhpur

Trilok Singh vs Raj.Civil Services Appl. … on 25 February, 2010

Rajasthan High Court – Jodhpur
Trilok Singh vs Raj.Civil Services Appl. … on 25 February, 2010
                                   1

        S.B. Civil writ petition No. 1768/2004
                      Trilok Singh
                            vs
     Raj. Civil Services Appellate Tribunal & Ors.

Date of dated 25.2.2010


            HON'BLE MR. PRAKASH TATIA, J.

Mr. GR Goyal, for the petitioner.

Mrs. Pratisha Dave, for the respondents.

Heard learned counsel for the parties.

The petitioner’s appeal was dismissed by the

Rajasthan Civil Services Appellate Tribunal, Jaipur vide

order dated 20.2.2004 merely on the ground that appeal

was barred by time and application for condonation of delay

has not been filed.

Brief facts of the case are that the petitioner sought

relief of second selection grade on completion of 18 years of

service w.e.f. 10.7.1998 through proper channel. The

petitioner’s said request was declined vide order dated

6.8.2003. The said order was given to the petitioner

alongwith theletter dated 10.12.2003 and petitioner

preferred appeal before the appellate tribunal on

26.12.2003.

The tribunal was of the view that the limitation started

from the date of order dated 6.8.2003 and not when copy of

the order was supplied to the petitioner. The copy of the

order dated 6.8.2003 placed on record as Annex.1. This

order has been conveyed to the concerned authority and not
2

to the petitioner. There is no endorsement that this order

was sent to the petitioner by the said authority directly.

Therefore, the petitioner had no knowledge of the order

dated 6.8.2003. The petitioner came to know about the

order on receipt of the communication dated 10.12.2003,

copy of which is placed on record as Annex.2. A person who

had no knowledge of any order cannot be aggrieved against

that order so as to become eligible to challenge that order.

In view of the above reasons, the writ petition of the

petitioner is allowed. The order of the tribunal dated

20.2.2004 is set aside. The appeal of the petitioner is held

to be in limitation. The appeal may be decided by the

tribunal on merits.

[PRAKASH TATIA], J.

cpgoyal/-