2021 INSC 0623 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.6205 OF 2021 THE STATE OF RAJASTHAN & ORS.           ..APPELLANT(S) VERSUS SURJI DEVI                                     ..RESPONDENT J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   dated   01.03.2019   passed   by   the   High Court of Judicature for Rajasthan at Jodhpur in D.B. Special Appeal   Writ  No.   1045  of   2018,  by   which   the   Division   Bench of   the   High   Court   has   dismissed   the   said   appeal   and   has confirmed the order dated 17.01.2017 passed by the learned Single Judge by which the learned Single Judge quashed and 1 set   aside   the   order   of   termination   dated   16.12.1996 dismissing   the   late  husband  of   the   respondent   from   service, the State of Rajasthan and others have preferred the present appeal.   2. The   facts   leading   to   the   present   appeal   in   nutshell   are   as under:­ 2.1 That   the   late   husband   of   the   respondent   herein   late   Shri Rameshwar   Lal   was   serving   as   Gram   Sevak.   He   was suspended   from   service   vide   order   dated   08.01.1996   on   the ground   of   willful   absence   from   duty   and   not   completing   the audit.   The   administrative   committee   of   Panchayat   Samiti Nokha   in   its   meting   dated   26.02.1996   took   a   decision   to remove him from service. That thereafter a public notice was published   in   the   daily   news   paper   on   14.03.1996,   whereby Rameshwar Lal was directed to join his duties within a period of 15 days with explanation. Even after completion of 15 days the   said   Rameshwar   Lal   did   not   join   his   duties.   Thereafter the services of the said Rameshwar Lal – late husband of the respondent   were   terminated   vide   order   dated   16.12.1996 invoking   the   provisions   of   Section   91   (3)   of   the   Rajasthan Panchayati   Raj   Act,   1994   (hereinafter   referred   to   as   the   Act 2 1994)   and   Rule   86   of   Rajasthan   Services   Rules,   1951.   It appears that the late husband of the respondent preferred an appeal against the order of termination issued under Section 91   (4)   of   the   Act   1994   before   the   District   Establishment Committee,   Zila   Parishad,   Bikaner.   During   the   pendency   of the said appeal the employee – Rameshwar Lal passed away on   18.09.2009.   That   thereafter   the   respondent   herein preferred   a   writ   petition   before   the   High   Court   being   S.B. Civil   Writ   Petition   No.11405   of   2011   challenging   the dismissal/termination  order   dated  16.12.1996.  By  judgment and   order   dated   17.01.2017,   the   learned   Single   Judge allowed the said writ petition and quashed and set aside the order   of   termination   dated   16.12.1996   and   directed   the appellants   to   give   all   consequential   benefits   to   the respondent   treating   her   husband   to   be   superannuated   on 16.12.1996.   The   judgment   and   order   passed   by   the   learned Single   Judge   has   been   confirmed   by   the   Division   Bench,   by the impugned judgment and order. Hence the present appeal. 3. We   have   heard   the   learned   counsel   appearing   on   behalf   of the respective parties at length.  3 4. The   facts   which   emerged   are   that   the   late   husband   of   the respondent   was   removed/dismissed   from   service   by   order dated 16.12.1996. He preferred an appeal which was pending before   the   appellate   authority.   During   the   pendency   of   the appeal,   the   late   husband   of   the   respondent   –   employee died/passed   away   in   the   year   2009.   If   the   late   husband   of the   respondent   would   not   have   been   terminated/dismissed he would have attained the age of superannuation in the year 1999.  After  the  death   of  the  employee  –  late  husband  of  the respondent she did not pursue the appeal, maybe she might not be aware of filing/pendency of the appeal. That thereafter the   respondent   –   widow   of   the   employee   filed   a   writ   petition before the High Court in the year 2012. Thus, by the time the respondent   preferred   a   writ   petition   before   the   High   Court, 15   years   had   passed   from   the   date   of   termination   and   even approximately 13 years from the date on which the employee would have attained the age of superannuation i.e. from the year   1999.   Considering   the   aforesaid   facts   and circumstances,  as such,  the   learned  Single  Judge ought  not to   have   entertained   the   writ   petition   in   the   year   2012, challenging   the   order   of   termination   passed   on   16.12.1996, 4 on   the   ground   of   delay   and   laches   alone.   At   this   stage,   it   is required   to   be   noted   that   even   despite   the   fact   that   it   was specifically   prayed   by   the   respondent   in   writ   petition   before the learned Single Judge to direct the authority to decide the appeal   preferred   by   her   husband,   the   learned   Single   Judge despite   the   above   prayer   and   the   pending   appeal,   entered into   the   merits   of   the   case   and   quashed   and   set   aside   the order of termination dated 16.12.1996. 5. The   submission   on   behalf   of   the   respondent   is   that   the termination on 16.12.1996 was absolutely illegal and against the   principles   of   natural   justice   is   concerned,   once   we   hold that   the   writ   petition   was   barred   by   delay   and   laches, thereafter   the   merits   are   not   required   to   be   considered.   As observed   hereinabove,   the   learned   Single   Judge   erred   in entertaining   the   petition   in   the   year   2012   challenging   the order of termination passed in the year 1996, on the ground of   delay   and   laches   and   more   particularly   when   even otherwise   if   the   termination   order   would   not   have   been passed   the   deceased   employee   would   have   retired   on attaining the age of superannuation in the year 1999.  5 6. In   view   of   the   above   and   for   the   reasons   stated   above,   the present appeal succeeds. The impugned judgment and order dated   01.03.2019   passed   by   the   Division   Bench   of   the   High Court   as   well   as   the   judgment   and   order   dated   17.01.2017 passed by the learned Single Judge are hereby quashed and set   aside.   In   the   facts   and   circumstances   of   the   case,   there shall be no order as to costs.      …………………………………J.          (M. R. SHAH) …………………………………J. (A. S. BOPANNA) New Delhi,  October  07, 2021. 6