Supreme Court of India

Indira Sawhney vs Union Of Indian And Others on 4 November, 1996

Supreme Court of India
Indira Sawhney vs Union Of Indian And Others on 4 November, 1996
Bench: Sujata V. Manohar, K. Venkataswami
           PETITIONER:
INDIRA SAWHNEY

	Vs.

RESPONDENT:
UNION OF INDIAN AND OTHERS

DATE OF JUDGMENT:	04/11/1996

BENCH:
SUJATA V. MANOHAR, K. VENKATASWAMI




ACT:



HEADNOTE:



JUDGMENT:

O R D E R
In what is known as Mandal case (1992 ) (Suppl) 3 SCC

217) which was delivered on 16.11.1992 certain directions
were given to the Union of India. State Governments and
also the Administration of Union Territories. Direction (B)
reads as follows :

(B) Within four months from today
the Government of India shall
specify the bases, applying the
relevant and requisite
socioeconomic criteria to exclude
socially advanced persons/sections
(‘creamy layer’) from other
backward classes. The
implementation of the impugned O.M.
dated August 13,1990, shall be
subject to exclusion of such
socially advanced persons (‘creamy
layer’)
This direction shall not however
apply to states where the
reservation in favour of backward
classes are already in operation.
They can continue to operate them.

Such states shall however evolve
the said criteria within six months
from today and apply the same to
exclude the socially advanced
persons/sections from the
designated ‘Other Backward
Classes”. (Emphasis supplied)
The Union of India as well as most of the States and
Union Territories have complied with the abovesaid
directions of this Court. Some States including the State
pf Kerala came up before this Court with petitions for
extension of time to comply with the directions. The State
of Kerala filed initially such an application on 6.8.1993
seeking an extension of 6 months time and modifying it to
one year. This Court by an order dated 6.2.1995 observed
the direction of this Court has not ben carried out as yet.

The learned counsel for the State of Kerala states that in
the State of Kerala there is a statute whereunder the State
Commission for Backward Classes is appointed. Be that as it
may, the existence of the Act or the appointment of a State
Commission under the State Act cannot stand in the way
implementation of this Court’s direction and even if there
was any doubt in that behalf the period of over two years is
more than sufficient, to say the least. The impression
which this inaction gives out is that the State of Kerala
has not taken the direction of this Court seriously. Before
we take any drastic action for the non-implementation of
this Court’s direction we would like to wait for one month
to enable the State of Kerala to implement this Court’s
direction, if that is not done, the state of Kerala will be
compelling this Court to take drastic action in this matter.

Thereafter the matter again came up before the Court on
20.3.1995. Finding that the State of Kerala has not taken
any steps, this Court issued notice to show cause why action
should not be taken for non-compliance of this Court’s
order. Again the matter came up on 10.7.1995. Even on that
date no report of compliance was submitted to the Court:
instead an affidavit sworn to by the Chief Secretary to the
State was handed over explaining was delayed. After going
through the Report, this Court observed as under:

“Even according to this affidavit
the Government of India took a
decision way back on 8th September,
1993 fixing the criteria for
exclusion of socially advanced
persons etc. Even therefore more
than 1 1/2 years have elapsed. It
appeals that the file moved from
desk to desk and the implementation
of this Court’s order was delayed.

We are far from happy about the
manner in which the process of
implementation of this Court’s
order has been dealt with by the
State Government. We are also
unhappy that despite the issuance
of the Contempt Notice the State
Government did not realise the
urgency of implementing the order.
Various State Governments have
already done so and we fail to see
why the State of Kerala has not
been able to do so. In the
Circumstances we are constrained
to observe that the impression
Caused is that the appointment of
the Committee is yet another step
in the direction of further delay
in the implementation of the order.
In the absence of the order
appointing the Committee the terms
of appointment and the duration
thereof is also not known.”

Again the matter came up on 11.9.1995. On that date
another affidavit from the Chief Secretary to the Government
of Kerala was filed along with a copy of the Act passed by
the Legislative Assembly of the State of Kerala called the
Kerala State Backward Classes (Reservation of Appointments
or Posts in the Services Under the State) Act, 1995 (Kerala
Act 16 of 1995). On the basis of the said Act it was prayed
in the affidavit that in view of the law passed by the
Legislative Assembly, the order already passed on 10.7.1995
may be reviewed relating to the contempt of court. Even
then no definite stand with regard to identification of
‘creamy layer’ in the light of the judgment of this Court
directed to file better and comprehensive affidavit stating
how the State delay with the question of identification of
‘creamy layer’. As there was no further fruitful action on
the part of the State of Kerala, this Court was compelled to
consider the relevant scope, ambit and extent of its power
to punish for contempt where the State Government is alleged
to have failed to comply with the directions of this Court.
For that purpose, the services of a senior counsel were
requisitioned to assist the Court. In the meanwhile Writ
Petition Nos. 699 and 727 of 1995 challenging the
constitutionality of the Act passed by the State Legislature
referred to above came to be filed. This Court by order
dated 27.2.1996 directed those two writ petitions to be
placed for disposal along with this matter. On 5.8.1996,
learned counsel appearing on behalf of the State of Kerala
sought some time to clarify the State of the present
Government as by then there was a change in the Government.
Though, the learned counsel prayed for time till October
1996, this Court having regard to the time already granted,
gave time till 10.9.1996. Shri P.S.Poti, learned counsel
appearing for the State of Kerala expect asking for further
more time, could not come forward with any position
suggestions regarding the steps taken by the State
Government to identify the ‘creamy layer’ when the matter
came up for hearing on 23.9.1996.

In the circumstances out of sheer exhaustion and having
regard to the fact that the constitutionality of the Kerala
Act 16 of 1995 is pending disposal before this Court, we
have decided to get the information ourselves regarding
‘creamy layer’ issue through a High Level Committee.

Accordingly, we request the learned Chief Justice of
the Kerala High Court to appoint a retired judge of the High
Court to be the Chairman of the High Level Committee who
will induct not more than 4 members from various walks of
life to identify the ‘creamy layer’ among the designated
other backward classes in Kerala State in the light of the
ruling of this Court in Mandal case and forward the report
to this Court within 3 months form the date of this order.

We direct the State of Kerala to extend all co-
operation including the expenses in this regard. The
learned Chief Justice of the Kerala High Court will fix the
terms of the Commission including the honorarium. The State
pf Kerala will meet with the financial obligation.

A Copy of the Office Memorandum issued by Government of
India. Ministry of Personal, Public Grievances and Pensions
(Department of Personnel and Training) dated a 8.9.1993
pursuant to the directions of this Court in ‘Mandal Case’
(available at pages 37 to 43 of the paper book in Writ
Petition No.699/95) may be sent by the Office along with a
Copy of this Court’s order for use and guidance of the
members of the High Level Committee in identifying the
‘creamy layer’ among other Backward Classes in the State of
Kerala. List the matter after the report is filed.