PETITIONER:
STATE OF HIMACHAL PRADESH AND ANR.
	Vs.
RESPONDENT:
KAILASH CHAND MAHAJAN AND ORS.
DATE OF JUDGMENT20/02/1992
BENCH:
MOHAN, S. (J)
BENCH:
MOHAN, S. (J)
SAHAI, R.M. (J)
CITATION:
 1992 AIR 1277		  1992 SCR  (1) 917
 1992 SCC  Supl.  (2) 351 JT 1992 (2)	144
 1992 SCALE  (1)454
ACT:
    Constitution  of India, 1950-Article  136-Appeal-Whether
Supreme	 Court to decide a case on ethics-Retirement age  of
Chairman/Member	  of   Electricity   Board-Policy-Need	 for
legislation-Whether the Court to interfere.
    Electricity	 (Supply) Act, 1948-Section 5(6) (as amended
by  the	 Himachal  Pradesh  Act	 10  of	 1990)-	 "Shall	  be
disqualified from being appointed," "or being"-Meaning of.
    Electricity (Supply) Act, 1948-Sections 5,8 and sections
14 and 16 of the General Clauses Act-Period of	appointment-
Time  to time extension-Whether amounts	 to  re-appointment-
Whether section 5 (6) deals only with initial appointment.
    Electricity	  (Supply)  Act,   1948-Section	  10-Whether
punitive  in  nature-Reappointment-Person  removed   whether
eligible.
    Electricity (Supply) Act, 1948-Section 5 (6)-(as amended
by the Himachal Pradesh Act 10 of 1990)-Effect of amendment-
Cessation  from	 holding office of  Chairman/Member  of	 the
Board  on attaining the age of 65 years	 whether  automatic-
Right to continue in office-Legitimate	expectation-Legality
of-Superannuation age-Introduction-Object of.
    Interpretation  of	Statutes-Object of  legislation	 and
legislative intention-Distinction of-`Object and Reasons' of
a  Bill-Importance of-The Himachal Pradesh Act, 10 of  1990-
Sections 3,5-Object of.
    Constitution of India, 1950-Article 14-Amending Act (the
Himachal  Pradesh  Act 10 of 1990) introducing	the  age  of
superannuation affecting one person-Whether enactment  ultra
vires.
    Constitution  of India, 1950-Article  226-Writ  petition
challenging  vires of the Himachal Pradesh Act 10  of  1990-
Non-impletion of a person who was appointed in the place  of
the writ-petitioner-Effect of.
HEADNOTE:
    Respondent	No.  1, on his retirement from the  post  of
Chief  Engineer	 from the State of Punjab was  appointed  as
a Member  of  Himachal Pradesh State  Electricity  Board  on
24.7.1981 and thereafter appointed as Chairman of the  Board
for a period of two years. On 13.8.82 by a notification	 the
period	was  extended to five years,  w.e.f.  25.7.1981.  On
12.5.86,  the  term  as Chairman was  extended	for  another
period	of  three years. There was a  further  extension  on
12.6.89	 for  a period of 3 years. His	appointment  was  to
continue upto 25.7.92.
    Respondent No. 3, the Chief Minister of Himachal Pradesh
was  alleged to have made  speeches that should he  come  to
power  in  the	January 1990 elections	he  would  have	 the
respondent  No.	 1  removed from  the  Chairmanship  of	 the
Electricity Board.
    On	5.3.90,	 the  respondent  No.  3  became  the  Chief
Minister.   A  notification  dated  6.3.90  was	 issued	  in
supersession  of  the notification dated  12.6.89  that	 the
appointment  of	 the  respondent No. 1 as  Chairman  of	 the
Electricity  Board  was	 extended from	25.7.89	 to  6.3.90.
Another notification dated 6.3.90 was issued directing	that
one  Mr.  Chauhan function as Chairman	of  the	 Electricity
Board w.e.f. 7.3.90.
    The	  respondent  No.  1  preferred	 a   writ   petition
challenging the validity of the notification dated 6.3.90.
    While the writ petition was pending, on 30.3.90, another
notification  was issued terminating the appointment of	 the
respondent No. 1 as Member of the Electricity Board.
    On	30.3.90,  the High Court while	admitting  the	writ
petition  (CWP No. 123 of 1990) ordered that no	 appointment
to  the	 post of Chairman of the Electricity Board  be	made
till further orders of the Court. When the matter was  heard
on  22.5.90, the Advocate General requested the	 Court	that
the  judgment not to be pronounced since he desired to	seek
instructions   from   the  Government  to   reconsider	 its
notification dated 6.3.90. On 11.6.90, the Advocate  General
submitted  to the Court that the notifications dated  6.3.90
and  30.3.90 would be withdrawn and an undertaking  to	that
effect was given. Accordingly the writ petition was disposed
of.
    By	notification dated 11.6.90, the Government  withdrew
its notification dated 6.3.90 and 30.3.90.
						       919
    On	11.6.90,  a  show cause notice	was  issued  to	 the
respondent No. 1 for having abused his petition as  Chairman
of  the	 Electricity  Board and	 also  ex-offcio  Secretary,
M.P.P. Power, asking him to submit his explanation within 21
days  as to why action should not be taken under Section  10
of  the Electricity (Supply) Act, 1949. He was	also  placed
under suspension with immediate effect. Consequent upon	 the
suspension  of the respondent No.1, the	 notification  dated
16th  July,  1990  issued placing one  Mr.  R.S.S.  Chauhan,
Member (Operations) as the Chairman of the Electricity Board
with immediate effect.
    On 22.6.90, the Chief Secretary of the State  Government
requested  the Secretary, Government of India,	Ministry  of
Home  Affairs to grant permission to promulgate	 Electricity
(Supply H.P. Amendment) Ordinance, 1990, as no age limit was
prescribed  for	 holding office of the Member of  the  State
Electricity  Board, it was necessary to prescribe  an  upper
age limit and it was proposed through the Ordinance that  no
person	above  the age of 65 years could  be  appointed	 and
continued  as Chairman or Member of H.P.  State	 Electricity
Board.
    On 9.7.90, the Government of India pointed to the  State
Government  that  it  was desirable for it  to	examine	 the
matter with reference to the relevant provisions of the	 Act
and the Constitution of India.
    On 13.7.90, the Governor issued the H.P. Ordinance	Rule
of 2/90, amending Section 5 (6) of the Electricity  (Supply)
Act.
    A  notification  was  issued on  16.7.90,  that  as	 the
respondent  No.1,  having already attained the age  of	more
than  sixty-five  years,  was  ceased  to  be	consequently
Chairman of the Board.
    Aggrieved  by  the	Ordinance  dated  13.7.90  and	 the
notification dated 16.7.90, the respondent No.1 filed a writ
petition (CWP No. 396 of 1990) to quash the same.
    The	 respondent No. 1 urged before the High	 Court	that
there  was a deliberate attempt on the part of the State  to
get rid of him through the Ordinance; that the Ordinance was
violative of Articles 14 and 16 of the Constitution that  as
he  was	 the only person affected by  the  Ordinance  having
crossed	 the  age  of 65, he was singled  out  for  a  total
discriminatory treatment; that it was a colourable  exercise
of power; that while obtaining
						       920
the  consent  to promulgate the Ordinance, the fact  of	 the
pending writ petition, concerning the respondent No. 1,	 was
not  made  known and there was a deliberate  concealment  of
facts;	and that in any event, the Chief Minister  (who	 was
the fourth respondent in the writ petition) was activated by
malafides  and	he was determined to remove  the  respondent
No. 1, as he held out in the election meeting.
    The	  respondent   No.   4	(in   the   writ   petition)
(Chief	Minister)  denied the allegations of  malafides	 and
urged that the Ordinance was issued since a policy  decision
was  taken  to introduce age of	 superannuation	 fixing	 the
limit at 65.
    During the pendency of the writ petition, the  Ordinance
was  replaced by the Electricity (Supply) (Himachal  Pradesh
Amendment)  Act, 1990 (H.P. Act 10 of 1990). Therefore,	 the
writ  petition was amended to challenge the validity of	 the
amending Act.
    The	 Division  Bench  quashing  the	 notification  dated
17.7.1990  held that the evidence furnished by the  petition
(respondent  No. 1) in the form of newspaper  reports  would
not  be	 enough	 to hold that the  Chief  Minister  had	 any
personal  bias; that the legislature as a body could not  be
accused of having passed a law for an extraneous purpose and
therefore,   no	 malafides  could  be  attributed   to	 the
legislature; that by the Ordinance an age of  superannuation
was  brought in, and as there was no such age prescribed  by
the  Central  Act,  there was no repugnancy;  that  by	mere
curtailment  of	 the term as Chairman of the  Board  without
any mention about his inability or professional	 competence,
so as to affect his reputation in any manner, no injury	 was
taken place so as to complain of violation of Article 21  of
the  Constitution; that prescription of maximum age  by	 the
amending Act at 65 years could not be said to be  arbitrary;
that  as the petitioner was appointed after he attained	 the
age  of 65 years, he would not be affected by Section  3(1);
and  that Mr. R.S.S. Chauhan was not a necessary  party,  as
his appointment was only "until further orders."
    Against the decision of the High Court by special  leave
this  appeal was filed by the State, contending that  though
the inapplicability of the Ordinance or Act was not  raised,
the High Court allowed the argument; that the  Ordinance/Act
was applicable to the respondent No. 1; that the reading  of
Sections 2 and 3 of the amending Act, both individually and
						       921
conjointly  lead  to the  only	conclusion  that   the	 Act
disqualified  every  person from holding office who  on	 the
date  of  enactment  namely, 13th July, 1990  was  above  65
years;	that  the Act on its own terms made  no	 distinction
whatsoever  between those persons who already  attained	 the
age  of 65 years on the date of enactment or those who	were
less  than  65 years; that the High Court was not  right  in
introducing an artificial distinction; that Section 5(6)  of
the Act as amended  would disqualify all persons who were at
the  time  of  the amendment 65 years  or  above;  that	 the
language was very wide in its comprehension; that there	 was
no necessity to remove the respondent No. 1 by resorting  to
Section 10 because Section 5 (6) was self-executory; that by
operation of law, the respondent No. 1 ceased to hold office
on  the date of coming into force of the  amending  Act;that
public	policy	required to prescribe the age  of  65  years
retirement of the members of Electricity Board;that the High
Court went wrong as though the appointment of the respondent
No.  1	was not covered by Section 3(1) since the  right  to
continue as Chairman was pursuant to an appointment after he
had  attained  the age of 65 years; that  factually  it	 was
incorrect because the appointment of the first respondent as
Chairman was on 13.8.82 and the same appointment came to  be
extended from time to time and each of such extensions could
not   constitute  a  new  appointment;	that  it   was	 one
appointment  which  was being continued from time  to  time;
that  the reasoning of the High Court was wrong	 because  it
led to unconstitutionality, as the persons who attained	 the
age  of 65 years after the amending Act would be obliged  to
retire	while  the older persons like the respondent  No.  1
would  remain in office; that such situation  would  clearly
amount to discrimination; that either by way of Section 5(6)
of the Electricity (Supply) Act, as amended or under Section
3(1)  of the amending Act, the respondent No. 1 would  cease
to hold office; that Section 3 was introduced only by way of
abundant  caution;  that  Section  3(1)	 contained  a	`non
obstante'  clause  and it rendered any	judgment,  contract/
order or contrary to the sub-section would be void; that the
legislature  introduced the non-obstante clause to  put	 the
matter beyond doubt; that the legislation was general in its
terms and its application and the fact that at the  relevant
time  of  the  amending	 Act  or  even	the  Ordinance,	 the
respondent  No. 1 alone was no ground to hold that it was  a
single	person's  legislation; that no	malafides  could  be
attributed   to	 the  Legislature,  an	argument  that	 the
amendment has been passed only with a view to punish
						       922
the first respondent was not available to the respondent No.
1; that for the failure to implead Chauhan the writ petition
was  liable  to	 be dismissed because if by  reason  of	 the
decision of the court, Chauhan was ultimately affected,	 and
if  that decision was rendered without hearing	Chauhan,  it
would  amount  to  a clear violation  of  the  principle  of
natural justice; that there was no need to dislodge  Chauhan
from  Office as he was continuing so long; that this  Court,
by fixing the compensation, instead of relegating the matter
to  the State, may allow him to continue in the	 Office	 for
the remaining period of tenure of the respondent No. 1.
    The	 respondent  No. 1 submitted that the  State,  while
writing	  for  sanction	 for  issue  of	  Ordinance   though
specifically  mentioned about the respondent No. 1 by  name,
it  concealed  from Govt. of India the facts of	 the  matter
being sub judice; that the disqualification prescribed under
Section	 5  (6)	 of the amended Act was	 to  prevent  future
appointments after attaining the age of 65 years; that there
was no automatic cessation of office on attaining the age of
65  years; that by merely amending the law, it could not  be
urged that the respondent No. 1 having attained the  age  of
65  ceased  to be a Member or Chairman	of  the	 Electricity
Board; that Section 5 (6) would not help the appellant; that
the  respondent No.1 having been appointed under  Section  8
constituted a class and if the appointment of the respondent
No. 1 was sought to be brought out under Section 5 it  would
bring  a  discrimination  treating unequals  as	 equals	 and
therefore,  the	 law  would  have  to  be  struck  down	  as
discriminatory; that the attaining of 65 years was not to be
considered  as	disqualification  as  otherwise	 Section  10
would  provide for such a situation; that Section 5(6)	only
deals with initial appointment and would not cover a case of
reappointment after attaining the age of 65; that though the
notifications  dated  12.5.86  and 12.6.89,  used  the	word
"extension"  it was nothing but reappointment; that  by	 the
enactment   only  the  first  respondent  alone	  could	  be
affected   and,	  therefore,  it  was  a   single   person's
legislation   being   violative	 of  Article   14   of	 the
Constitution;  and  that where the respondent  No.  1  would
choose	to question the vires of the Ordinance or  the	Act,
there  was  no	need to implead	  Chauhan at  all,  and	 the
respondent  No.	 1  could  not have  asked  for	 any  relief
against	 Chauhan  and  even  otherwise,	 for  an   effective
adjudication  of the points in issue there was no  need	 for
the presence of Chauhan.
    Allowing the appeal filed by the State, this Court,
						       923
    HELD: 1.01. This Court cannot decide the case on ethics.
The  Court  is to judge the law and the correctness  of	 the
legal provisions as it sees. [947G]
    1.02. It is not for this court to find out whether there
was any need for such a legislation. Of course, for lack  of
legislative  competence	 or for violation of  the  right  to
equality   under  Article  14  etc.  the  validity  of	 the
legislation may be scrutinised. But, certainly, that is	 far
from saying the court could examine the legislation from the
point  of  view	 that it came to  be  passed  with  malafide
intention. By long established practice, which has  received
approbation through authorities of this Court, it has always
refrained from attributing malafides to the legislature.  In
fact, such a thing is unknown  to law. [950H-951B]
    1.03. In this case the State wants to introduce the	 age
of  superannuation prescribing an upper age limit of 65	 for
the  Member  and  chairman of the Electricity Board,  as  no
such limit was found in the Electricity (Supply) Act,  1948.
Before	the  introduction of the  amendment,  the  appellant
wrote	on 22.6.90 to the Government of India,	Ministry  of
Home  Affairs  for  procuring prior  instructions  from	 the
President  of India, as envisaged in clause (1)	 of  Article
213 of the Constitution. [947H-948B]
    1.04. The subject matter of the proposed Ordinance falls
under  item  38 of List III of the Seventh Schedule  of	 the
Constitution of India. Where, therefore, it was proposed  to
amend Section 5 of the Electricity Supply Act (Central Act),
in its application to the State of Himachal Pradesh; it	 had
to be reserved for the consideration of the President  under
Article	 254 (2) of the Constitution. This was because if  a
Bill  containing similar provision after having been  passed
by the State Legislature required to be so reserved for	 the
consideration of the President of India. [948B-D]
    1.05.  Therefore, what does the State desire to  do?  It
wants	to  embark  on	a  policy  of  retirement   of	 the
Chairman/Members  of the Electricity Board  after  attaining
the age of 65 years. This Court is least concerned with	 the
wisdom	of the policy. Certainly, no one could quarrel	with
the introduction of that measure as of policy. [949D-E]
    1.06.  Where  the State has taken a policy	decision  to
prescribe an outer age limit for the Members or the Chairman
of the Electricity Board it is perfectly legal. [963D]
						       924
	 K.Nagaraj & Others, etc. v. State of Andhra Pradesh
	 &  Anr.  etc.etc., AIR 1985 SC 551,  paras  7,	 36,
	 referred to.
	 Pritam Singh v. The State, [1950] SCR 453; Union of
	 India	 v.  M.P.  Singh,  [1990]  Supp	  SCC	701,
	 distinguished.
    2.00  There	 is a disqualification	for  appointment  in
future	when  it  says "shall  be  disqualified	 from  being
appointed".  "Or being" means if such a disqualification  is
incurred   after  the  appointment  during  the	 tenure	  of
membership of the post. [952H-953A]
    3.01. Section 8 of the Electricity (Supply) Act talks of
term  of  office  and conditions  for  reappointment.  Those
conditions may be as prescribed. Nowhere in this Section  an
additional  power for appointment is conferred. At  best  it
could  be said that it merely lays down the eligibility	 for
reappointment.	That eligibility must be as  per  conditions
prescribed  under  the rules. When it says "shall  hold	 the
office	for such period" it means the period  as  prescribed
under  the  rules.  Beyond  this, the  Court  is  unable  to
persuade itself to come to the conclusion that there is	 any
seperate  power for reappointment. It is not even  necessary
to provide for such a seperate power. Sections 14 and 16  of
Central	 General  Clauses  Act provide	for  such  a  power.
Section	  16   deals   with   the   power   of	 appointment
carrying  with it the power of dismissal, while	 Section  14
states	any  power conferred unless  a	different  intention
appears	 could	be exercised from time to time	as  occasion
requires.  Where, therefore, Section 5 provides for a  power
to  appoint, certainly, that power could be  exercised	from
time to time as occasion requires. Thus one need not  search
for a seperate provision in this regard. [953C-G]
    3.02.  Section 5(6) as amended having regard to the	 use
of  language "or being" would any way exclude such of  those
members or even the Chairman who have attained the age of 65
years of age at the time of appointment.[959E]
    3.03.  It is rather unfortunate that the High Court	 has
missed	the true import of the words "or being". This  Court
does  not  approve the findings of the High  Court  when  it
states,	 "the provision lays down the age of  superannuation
for a member prospectively which disqualifies a person	from
being  appointed or being a member after he attains the	 age
of  65	years," by itself it does not affect those  who	 had
been given appointment
						       925
after  having  the  age of 65  years.  The  Legislature	 was
conscious  of it, but thought of enacting a  provision	like
Section 3 on that account. [959C-D]
    3.04.  The contention that Section 5(6) only deals	with
initial	  appointment  and  would  not	cover  a   case	  of
reappointment  after  attaining	 the age  of  65  is  wholly
unacceptable.  There  is no question of any  seperate  power
for  reappointment under Section 8 and the only power  being
traceable  to Section 5 read with Sections 14 and 16 of	 the
General Clauses Act.  [960B-C]
    3.05.  The	original order of appointment of  the  first
respondent  was	 on  24.7.1981, first as  a  Member  and  as
Chairman  for  a  period  of 2 years.  The  next  comes	 the
appointment dated 13.8.1982, when the first respondent	came
to be appointed	 as  Chairman  of  Himachal   Pradesh  State
Electricity  Board. The notification reads "in	continuation
of  this  Department's	notification of	 even  number  dated
12.5.1986,  the Governor of Himachal Pradesh is	 pleased  to
extend	the  appointment".  Therefore,	where  the  original
appointment dated 12.5.86 is extended from time to time,  it
is  futile  to contend that these  are	fresh  appointments.
[960D, 961D-E]
    4.	Section	 10 confers an enabling power on  the  State
Government  to take punitive action against a member of	 the
Board who falls under any one of the clauses (a) to (f). The
fact  that it is punitive is clear because  sub-section	 (3)
contemplates  giving an opportunity to offer an	 explanation
and  thereafter	 removing  him.	 Once  so  removed,  he	  is
ineligible   for  reappointment	 either	 as a Member or	 any
other capacity in the Board. [955D-E]
    5.01.  The effect of amendment of Section 5 (6) is	that
it introduces a new disqualification "if he has attained the
age  of	 65 years". This disqualification is  not  only	 for
being	appointed,   namely,  with   reference	 to   future
appointment,   but  even  with	regard	to   a	 supervening
disqualification  covering cases of those who have  attained
the age of 65 years and being a member of the Board.  [957G-
958A]
    5.02. Once this disqualification of attaining the age of
65  years is incurred, there is an automatic cessation	from
holding	 office. This is because Section 5(6)  contains	 the
same  phraseology  as is found under Articles 102  and	191.
Section	 5(6) applies to initial appointment as well  as  to
those continuing  in appointment. [956G-H]
						       926
5.0.3.Section  5(6) itself would be enough to hold  that  on
the  coming into force of the amending Act, namely,  13.7.90
the first respondent ceases to hold the office by the rigour
of law. [959E-F]
    5.04.  The	Act  contains a	 `non-obstante'	 clause.  An
appointment  of	 a  Member of the Board made  prior  to	 the
commencement   to   the	  Act,	 namely,   13.7.90   (giving
retrospective operation) when gives a right to continue as a
Member after attaining the age of 65 years, that appointment
is rendered void. [963G]
    5.05.  This non-obstante clause is a sweep.	 It  applies
(1)   notwithstanding  anything	 to  the  contrary  in	 any
provisions  of the Electricity (Supply) Act; (2)  rules	 and
regulations, bye-laws made therein; (3) any judgment, decree
or order of the court; and (4) any contract. [963H]
    5.06. Once it is so rendered void, the law deems that he
has  ceased to hold office of the Member of the Board. By  a
reading	 of  the Section it can be seen	 that  Section	3(1)
would apply to a person who on the date of the	commencement
was already more than 65 years. [964A-B]
    5.07.  The Section nowhere makes a	distinction  between
those on the date of the enactment are "below" or "over"  65
years of age. Such a distinction is totally unwarranted. The
crucial	 question   to be asked is whether  the	  particular
incumbent is continuing after the attainment of 65 years  of
age,  if that question is answered in the affirmative  there
is  a  cessation  of office, in view of the  terms  of	that
Section.  The  contrary	 conclusion would  lead	 to  strange
results. Those who are appointed prior to the Act and on the
attainment  of 65 years on 13.7.90, would vacate the  office
while a person already 65 on that date and after the passing
of the Act notwithstanding the policy of prescribing the age
of superannuation  of 65 years would continue in the office.
The object of introducing an age of superannuation itself is
to  weed  out the older elements and infuse fresh  blood  so
that the administration could function with vigour. [964B-D]
	 Pasupati Nath Sukul, Election Commission of  India,
	 State of U.P. v. Nem Chand Jain and others,  [1984]
	 2  SCC	 404;  Election Commission,  India  v.	Saka
	 Venkata Subba Rao, [1953] SCR 1144 at page 1157;  R.  v.
	 Ministry  of  Agriculture Fisheries  and  Food,  ex
	 parte Jaderow Ltd. and others, 1991 All England Law
	 Reports 41, referred to.
						  927
	 Wade's	 Administrative	 Law  (6th  Edition),	Page
	 520-21, referred to.
     6.01.   There  is	a  great  distinction  between	 the
legislative  intention	and  the purpose or  object  of	 the
legislation.  While the object of legislation is to  provide
a  remedy for the malady, on the contrary,  the	 legislative
intention relates to the meaning from the exposition of	 the
remedy as enacted.  For determining the purpose of object of
legislation,  indeed,  it is permissible to  look  into	 the
circumstances which were prevalent at that time when the law
was  enacted  and  which necessitated  the  passing  of	 the
enactment.   For  the limited purpose  of  appreciating	 the
background and the antecedents factual matrix leading to the
legislation  it	 is  open  to the court	 to  look  into	 the
statement  of  'Objects	 and  Reasons'	of  the	 Bill  which
accentuated  the statement to provide a remedy for the	then
existing malady.  [964G-965A]
     6.02.  The statement of Objects and Reasons' brings out
the  object  of the desirability of introducing	 an  age  of
superannuation	 as   the   same  is   entrenched   in	 our
administrative and constitutional systems.  With this object
in  view,  Section  3 intends that no one  has	a  right  to
continue as a member of the Board after attaining the age of
65.   Thus,  the only conclusion possible is, by  reason  of
appointment  if	 the incumbent is enable to  continue  after
attaining  the age of 65 years such continuing	is  rendered
void. [965B-D]
     6.03.  Section 5 (6) as amended achieves this  purpose.
Yet if there is another Section which deals with the same it
must  be  regarded  as one introduced  by  way	of  abundant
caution.  In short, Section 3 (1) is epexegesis. [965D]
     6.04.   Where the right to continue in office has	been
put  an	 end to by statute, even then it may  be  complained
that  the other rights like salary and perks would  continue
to  be	reserved and they could be claimed.  To	 avoid	that
contention,   Section	3(2)   provides	  for	compensation
equivalent  to the amount of salary and allowances  for	 the
unexpired term of office.  [967G]
     6.05.  On 13.7.90 the first respondent's right to	hold
office	as Chairman/Member of Himachal	Pradesh	 Electricity
Board came to an end.  The State to pay the first respondent
the  salary, allowances and perks for the period  commencing
from 13.7.90 upto 25.7.92, had he continued in office
						  928
but  for the impugned legislation.  If any payment has	been
made by interim orders of the court that will go towards the
deduction of this liability.
						    [984B,D]
	  Francis  Bennions Statutory  Interpretation  (1984
	  edn.)	 at page 237; State of West Bengal v.  Union
	  of India, [1964] 1 SCR 371, referred to.
     7.01.   There  could  be a legislation  relating  to  a
single	person.	 Assuming for a moment, that the  Section  3
applies only to the first respondent even then, where it  is
avowed	 policy	 of  the  State	 to  introduce	an  age	  of
superannuation	of 65 years of age, there is  nothing  wrong
with the same. [971C]
     7.02.  The legislative object is to introduce an age of
superannnuation.    Beyond   this  nothing  more   need	  be
established   by  the  State.	The  possibility   of	this
legislation  applying  to  one or  more	 persons  exists  in
principle.   The  fact that only one individual came  to  be
affected   cannot  render  the	legislation   arbitrary	  as
violative  of  Article	14.  This is because  Section  3  is
general	 in terms and the incidence of its applying  to	 one
individual does not render the legislation invalid. [975B-C]
     7.03.   If the State is well entitled to  introduce  an
age   of   superannuation,   how  could	  that	 be   called
discrimination on unreasonable?	 The resultant conclusion is
the  amending  Act, particularly, Section 3 is not,  in	 any
way, arbitrary and, therefore, not violative of Article	 14.
[982E]
	 Ram  Prasad Narayan Sahi and Anr. v. The  State  of
	 Bihar and others, [1953] SCR 1129; Shri Ram Krishna
	 Dalmia	 v.  Shri Justice S.R. Tendolkar  &  Others,
	 [1959]	 SCR 279; Swastik Rubber Products Ltd.	etc.
	 etc. v. Municipal Corporation of the City of  Poona
	 &  Anr., [1982] 1 SCR 729; Chiranjit Lal  Chowdhury
	 v.  The Union of India and Ors., [1950] 1 SCR	869;
	 Thakur	 Raghubir  Singh and Ors. v.  The  State  of
	 Ajmer	(Now  Rajasthan)  & Ors.,  [1959]  SCR	478;
	 Lachhman Das on behalf of Firm Tilak Ram Ram Bux v.
	 State of Punjab and Ors., [1963] 2 SCR 353 at	page
	 374; Tilkayat Shri Govindlalji Maharaj v. The State
	 of Rajasthan & Ors., [1964] 1 SCR  561; S.P. Mittal
	 etc.  etc. v. Union of India & Ors., [1983]  1	 SCR
	 729; State of Uttar Pradesh v. Lakshmi Ice  Factory
	 &  Ors.,  [1962]  Supp. 3  SCR	 59;  Lalit  Narayan
	 Mishra,  Institute  of	 Economic  Development	 and
	 Social
						       929
	 Change,  Patna etc. v. State of Bihar &  Ors.	etc.
	 [1988] 3 SCR 311; D.S. Reddy v. Chancellor, Osmania
	 University  &	Ors., [1967] 2 SCR  214;  The  Atlas
	 Cycle	Industries Ltd., Sonepat v.  Their  Workmen,
	 [1962] 3 SCR 89 at pages 103-4; Ameerunnissa  Begum
	 and Others v. Mahboob Begum and Others, [1953]	 SCR
	 404, referred to.
	 American  Jurisprudence (2nd Ed.) Vol.63, Para	 42,
	 referred to.
     8.01   The plea that the decision of the court  in	 the
absence	 of  Chauhan  would be	violative  of  principle  of
natural justice as any adverse decision would affect him  is
not correct. [982H]
     8.02.   What  was the first respondent seeking  in	 the
writ  petition?	  He  was questioning the  validity  of	 the
Ordinance  and the Act whereby he had been deprived  of	 his
further continuance.  What is the relief could he have asked
for against Chauhan?  None.  The first point is Chauhan came
to  be appointed consequent to the suspension of  the  first
respondent  which  suspension had come to be stayed  by	 the
High  Court on 12.6.90.	 Then, again, as pointed out by	 the
High  Court  it was "till further orders",  the	 failure  to
implead	 Chauhan does not affect the maintainability of	 the
writ petition. [983D-E]
	 B.  Prabhakar	Rao  and Other v.  State  of  Andhra
	 Pradesh  and  Others,	[1985] (Supp)  SCC  432;  A.
	 Janardhana  v. Union of India and Others, [1983]  3
	 SCC  601  at page 626; Pritam Singh v.	 The  State,
	 [1950] 1 SCR 453, referred to.
	 State of Kerala and Anr. v. Miss Rajia Rahim  etc.,
	 AIR 1978 Kerala 176; Padmraj Samarendra and  Others
	 v.  State  of Bihar and Anr., AIR 1979	 Patna	266;
	 A.R. Antulay v. R.S. Nayak & Anr. [1988] Supp 1 SCR
	 1 at page 59, distinguished.
JUDGMENT:
 CIVIL APPELLATE JURISDICTIOIN : Civil Appeal No.	3062
of 1991.
 From the	judgment and Order dated 12.7.1991 of	the
Himachal Pradesh High Court in C.W.P. No. 396 of 1990.
 Shanti Bhushan, Chabbil Das, Advocate General,	A.M.
Singhvi, E.C.	Agrawala, Atul Sharma, A.V. Palli, Mrs. P.
Bhatt and Ms. Reena Aggarwal
	930
for the Appellants.
 Kapil Sibal, Ranjit Kumar, Mrs. Rashmi Kathpalia,
Yashana Adhyaru and Sudhir Walia for the Respondents.
 The Judgment of the Court was delivered by
MOHAN, J.	The facts relating to the Civil Appeal	are
as under:-
 The first	respondent (Mr. Kailash Chand Mahajan)
retired	from the post of Chief Engineer from the State of
Punjab.	On 24.7.81,	he was appointed as a member of
Himachal Pradesh State Electricity Board and thereafter
appointed as Chairman of the said board for a period of	two
years.	On 13.8.82, the following notification came to be
issued:-
 No. 8-155/73-DP (Apptt. II) Dated Shimla- 2, the	13th
Aug. 1982
NOTIFICATION
In exercise of the powers conferred by Section 5 of the
Electricity (Supply) Act, 1948, the	Governor, Himachal
Pradesh, is pleased to appoint Shri Kailash Chand, Retd.
Chief Engineer	(Irrigation) Punjab, whose appointment as
Member, H.P. State Electricity Board, has been notified vide
Notification of even number, dated the 24th July, 1981, as
Chairman, H.P. State Electricity Board for a period of	five
years, with effect from 25th July, 1981. Detailed terms	and
conditions of	his appointment has already	been issued
separately.
 This is in supersession of this deptt. Notification of
even number, dated the 24th July, 1981.
	By Order
K.C. Pandeya
Chief Secretary to the
Government of Himachal Pradesh”
 On	12.5.86, the	term as Chairman was extended	for
another period of three years in the following terms :-
 “No. 8-155/73 – DP (Apptt. II), dated Shimla 2,	the
12th May, 1986.
931
	Notification
In continuation of this Department’s	Notification
of even number, dated 13.8.1982, the Governor,
Himachal Pradesh is pleased to	extend	the
appointment of Shri	Kailash	Chand	Mahajan	as
Chairman of the H.P. State Electricity Board for a
further period of three years with effect from 25th
July , 1986, on the existing terms and conditions
of his appointment as Chairman.
	By Order
(P.K. Mattoo)
Chief Secretary to the
Government of Himachal Pradesh”.
 There was a further extension on 12.6.89 for a period
of 3 years and that notification read as under :-
 “No. 8-155/73 -DP (Apptt. II) dated Shimla -2 the	12th
June, 1989.
	Notification
In continuation of this Department’s	Notification
of even number, dated 12th May,	1986,	the
Governor, Himachal Pradesh is pleased to extend the
appointment of Sh.	Kailash	Chand	Mahajan	as
Chairman of the H.P. State Electricity Board for a
further period of three years with effect from 25th
July, 1989, on the existing terms and conditions of
his appointment as Chairman.
 2.	The Governor, Himachal Pradesh is further pleased
to order that Shri Kailash Chand Mahajan, Chairman,	H.P.
State Electricity Board shall also continue to function as
Secretary (M.P.P. and Power) to the Government of Himachal
Pradesh.
	By Order
(B.C. Negi)
Chief Secretary to the
Government of Himachal Pradesh.
932
 Therefore,	it is obvious that the appointment was to
continue upto 25.7.92.
 In January, 1990, elections to the Legislative Assembly
of the	State of Himachal Pradesh were	scheduled to	take
place.	The respondent in his affidavit would aver that	the
third respondent (i.e.. Mr. Shanta Kumar, the Chief Minister
of Himachal Pradesh) is alleged to have made speeches	that
should	he come to power he would have the first respondent
removed from the chairmanship of the Electricity Board.	On
5.3.90, the third respondent became the Chief Minister.	A
notification dated 6.3.90, came to be issued in supersession
of the notification dated 12.6.89 that the appointment of
the first respondent as Chairman of the Himachal Pradesh
State Electricity Board is extended from 25.7.89 to 6.3.90.
 Another notification dated 6.3.90 was issued directing
that Mr. R.S.S. Chauhan shall function as Chairman,	H.P.
State Electricity Board w.e.f. 7.3.90.	At this stage	the
first respondent preferred a	Writ Petition	No. 123/90
challenging the validity of the notification dated 6.3.90,
and prayed for certiorari to quash the same.	While	that
writ petition was pending, on 30.3.90, another	notification
was issued terminating the	appointment of	the first
respondent as Member of the State Electricity Board.
 On	30.3.90, the High Court while admitting the	writ
petition (CWP No. 123 of 1990) ordered that no	appointment
to the post of Chairman of the State Electricity Board	will
be made till further orders of the Court. The	matter	was
heard	on 22.5.90. The learned Advocate	General	on
conclusion of	his argument requested the court that th
judgment may not be pronounced since he desired to	seek
instructions from the Government to reconsider the impugned
order in CWP	No. 123 of 1990. On 11.6.90,	the learned
Advocate General submitted to the court that both	the
notification dated 6.3.90 and 30.3.90 would be withdrawn.
An undertaking to that effect was given. Accordingly	the
writ petition	was disposed	of. Consequent to	this
undertaking, by notification dated 11.6.90, the Government
of Himachal Pradesh withdrew both the	notifications dated
6.3.90 and 30.3.90. However, the matter did not rest there.
On 11.6.90, a show cause notice was issued to the first
respondent for having abused his position as Chairman,	H.P.
State Electricity Board and also ex-offico Secretary, M.P.P.
& Power. He was also asked to submit his explanation within
21 days as to why action should not be taken under Section
10 of the Electricity (Supply)
	933
Act, 1948. Simultaneously, it was also ordered that	the
shall be placed under suspension with immediate effect by
virtue	of power under Section 10	of the	said	Act.
Consequent upon the suspension of the first respondent,	the
notification dated 16th July, 1990 came to be issued placing
Mr. R.S.S. Chauhan,	Member	(Operations),	HP State
Electricity Board as Chairman with immediate effect until
further orders.
 Being aggrieved by the above show cause notice and	the
order of suspension, the first respondent filed CWP 303 of
1990 on 12.6.90. The High Court while admitting the	writ
petition granted interim stay of the order of suspension.
 On	22.6.90, the	Chief Secretary of the Govt. of
Himachal Pradesh wrote to the Secretary, Government of
India,	Ministry of Home Affairs, New Delhi requesting	for
permission to promulgate Electricity (Supply H.P. Amendment)
Ordinance, 1990. It	was stated in the letter that at
present no age limit has been prescribed for holding office
of the	Member	of the State	Electricity Board, it	was
necessary to prescrible an upper age limit. The concept of
terminal appointment at which a person should cease to	hold
judicial offices and civil	posts	is entrenched	in
administrative and constitutional system. Therefore, it was
proposed through the ordinance that no person above the	age
of 65 years could be appointed and continued as Chairman or
Member of H.P. State Electricity Board.	This provision	was
not only to apply to future appointments, but also to	the
existing Chairman and	Members, and	where the existing
incumbent’s tenure is curtailed adequate compensation could
be provided. No doubt, rules could be framed under Section
78 of the Electricity (Supply) Act, 1948. But those rules
cannot	have retrospective operations, hence the proposed
ordinance.
 On 9.7.90, the Government of India replied pointing out
the desirability of the State	Government examining	with
reference to the relevant provisions of the Act and	the
constitution about the promulgating the ordinance.	This
State was also advised to explore	the feasibility of
amending the rules.
 On	13.7.90, the Governor	of Himachal Pradesh issued
an ordinance,	i.e. H.P. Ordinance Rule of 2/90, amending
Section	5 (6)	of the Electricity (Supply)	Act.	The
ordinance reads to the following effect :_
	934
“AUTHORITATIVE ENGLISH TEST”.
H.P. ORDINANCE No………of 1990.
THE ELECTRICITY (SUPPLY) (HIMACHAL	PRADESH AMENDMENT)
ORDINANCE, 1990
Promulgated by the Governor of Himachal Pradesh in
the Forty-first year of the Republic of India.
An Ordinance to amend the Electricity (Supply) Act,
1948	(Central Act No. 54	of 1948) in	its
application of the State of Himachal Pradesh.
Whereas the Legislative Assembly of the State of
Himachal Pradesh is not in session and the Governor
is satisfied that circumstances exist which render
it necessary for him to take immediate action;
And whereas instructions from the President of
India	to promulgate	the Ordinance	have	been
obtained;
	Now, therefore, in exercise of the powers conferred
by clause (1) of Article 213 of the Constitution of
India, the Governor of Himachal Pradesh is pleased
to promulgate the following Ordinance :-
	1. This Ordinance may be called the	Electricity
(Suppy) (Himachal Pradesh Amendment) Ordinanc,1990.
	2. In Sub-section (6) of	section	5 of	the
Electricity (Supply) Act, 1948, for the words	“if
he is a member of parliament”, the words “if he has
attained the	age of 65 years or is a member of
Parliament” shall be substituted.
	3. (1) Notwithstanding anything to the contrary
contained in	any provisions	of the	Electricity
(Supply) Act, 1948, rules, regulations or bye-laws
made thereunder or in any judgment, decree or order
of the Court, any appointment, made	before	the
commencement of the Electricity (Supply) (Himachal
Pradesh Amendment) Ordinance, 1990,	whereby a
person has
	935
a right to continue as a member of the Board after
attaining the age of 65 years, shall be void;	and
on such commencement he shall be deemed to	have
ceased to hold office of the Member of the Board.
(2) On ceasing to hold office of the member of the
Board	under sub-section (1), such member shall be
entitled to a compensation as may be determined by
the State Government; but such compensation shall
not exceed the amount equivalent to the amount of
salary	and allowances payable to him for	his
unexpired term.
	B. Rachaiah
Governor
Shimla
The …… 1990.”
 As	a sequel to	the issue of this ordinance,	the
following notification was issued on 16.7.90 :-
“Government of Himachal Pradesh
Department of Personnel (AP – II)
No. 8-155/71 -DP (Apptt. II) Dated, Shimla -2, the 16th
July, 1990.
	NOTIFICATION
Whereas as a result of promulgation of	the
Electricity (Supply) (Himachal Pradesh Amendment)
Ordinance 1990, vide Notification No. LLR-D	(6)
8/90- Legislation dated 13th July, 1990, published
in the Rajpatra dated 13th July, 1990, Shri Kaialsh
Chand	Mahajan, Chairman, H.P. State	Electricity
Board, having already attained the age of more than
sixty-five, years, has ceased to be Member of	the
H.P. State Electricity Board and	consequently
Chairman of the said Board.
 NOW, THEREFORE, in exercise of the powers vested in him
under sub-section (5)	of section 5	of the	Electricity
(Supply) Act,	1948, the Governor, Himachal	Pradesh, is
pleased to appoint Shri R.S.S. Chauhan, Member	(Operation),
H.P. State Electricity Board as Chairman of the HP
	936
State Electricity Board with immediate effect, till further
orders.
	By Order
M.S. Mukherjee
Chief Secretary to the
Govt. of Himachal Pradesh.
 Aggrieved	by the	ordinance dated 13.7.90 and	the
above notification dated 16.7.90, the first respondent filed
CWP No. 396 of 1990, praying for certiorari to quash	the
ordinance as well as the notifications.
 Inter alia, the first respondent as writ petitioner
before the High Court urged that there has been a deliberate
attempt	on the part of the State to get rid of him through
the ordinance.	The same is violative of Articles 14 and 16
Constitution.	In so far as he is the only person affected
by the ordinance having crossed the age of 65, he had	been
singled	out for a total discriminatory treatment. It is a
colourable exercise of power.	While obtaining the consent
of the President of India with regard to a subject falling
under the Concurrent List, it was not even let known that a
writ petition	was actually	pending concerning	the
petitioner. There had been a	deliberate concealment of
facts.	In any event, the Chief Minister (who was the fourth
respondent) was activated by malafides. He was determined
to remove the	writ petitioner, as he held	out in	the
election meeting.
 The State	filed a detailed counter affidavit.	The
court respondent (the Chief Minister)	specifically denied
the allegations of malafides and urged that the ordinance
came to be issued since a policy decision had been taken to
introduce age	of superannuation fixing the limit at	65.
During the pendency of the writ petition, the ordinance came
to be replaced by the Electricity (Supply) (Himachal Pradesh
Amendment) Act, 1990 (H.P. Act of 10 of 1990). Therefore, an
application for amendment was taken out challenging	the
validity of the amending act.	Before the High	Court,	the
following points were urged :-
(i) malafides –
(a) against the Chief Minister; and
937
(b) against the legislature.
	(ii) the act was unconstitutional and arbitrary.
In that it had been passed to get	rid of	the
petitioner, though a single person legislation	was
permissible in law, yet where the discrimination of
the petitioner was wholly unjustified such a
legislation would be bad in law.
	(iii)	The enactment was void as violative of
Article 254.
	(iv)	It was also violative of Article 21 as it
damaged the reputation of the writ petitioner
therein.
	(v) Section 3(1) of the Ordinance/Act renders a
judgment of the court void and was unconstitutional
as being excessive legislative powers in so far as
it impinges upon the judicial field.
	(vi)	Inasmuch as the right of the petitioner to
continue as a Member/Chairman of the Board had been
taken	away, it is violative of Article 19.	The
compensation provided under section 3(2) is vague
and illusory.
	(vii)	Section 3(1)	does not apply to	the
petitioner at all.
 The Division Bench held that the evidence furnished by
the petitioner in the form of newspaper reports would not be
enough	to hold that the Chief MInister had any personal
bias. The legislature as a body cannot be accused of having
passed	a law	for an extraneous purpose. Therefore, no
malafides could be attributed to the legislature.
 Dealing with the repugnancy it was held that by	the
impugned ordinance of the Electricity (Supply) Act, an	age
of superannuation has been brought in.	There was no	such
age prescribed by the Central Act. Therefore, there was no
repugnancy.
 By	mere curtailment of the term as Chairman of	the
Board	without	any mention	about	his inability	or
professional competence, so as to affect his reputation in
any manner, no injury had taken place so as to complain of
violation of Article 21 of the Constitution. The plea of
interference with judicial power was negatived.	The plea of
violation of Article 19 that the provision of	compensation
is illusory was negatived.
938
 On	an elaborate consideration of violation of Article
14, the court after referring to the leading decisions of
this court concluded that prescription of maximum age by
the amending act at 65 years cannot be said to be arbitrary
or irrational.	Moreover public interest demands that there
ought to be an age of retirement in public services.
 On	the ancillary question whether the legislation	had
been enacted only with a view to get rid off the petitioner
and whether it would be bad as a single person’s
legislation, it was held that there was nothing illegal
about it. In relation to applicability of Section 3(1) of
the amending act to the petitioner, the High Court construed
that Section 3(1) will apply only to an appointment where a
person	has a right to continue after the attainment of 65
years.	If, therefore, the petitioner had been appointed
after he had attained the age of 65 years, he would not be
affected by Section 3(1). Any contrary inference would	not
be justified by its language.	It was also held that	when
Section 5(6) precluded the petitioner from “being a member”
of the Board after he had attained 65 years of	age, would
not help the State as it would apply only prospectively. We
may also refer to that particular argument	advanced on
behalf	of the State that Mr. R.S.S. Chauhan	having	been
appointed as Chairman, he ought to have been impleaded as a
party.	The court rejected the plea not only on	the ground
that he was not a necessary party, but also on the ground
that his appointment was only “until further orders.”
 In the result, the notification dated July, 17 1990 was
quashed. It is under these circumstances, Special Leave
Petition was preferred to the court. By an order dated	5th
August, 1991, special leave was granted. Hence, this Civil
Appeal.
 Mr. Shanti Bhushan, learned counsel appearing for th
State of Himachal Pradesh after taking us through the orders
of appointment and the extensions would urge that though the
inapplicability of the Ordinance or Acts was not raised, the
High Court had allowed the argument. In other words, it was
never urged that the Ordinance/Act was not applicable to the
first respondent. A bare reading of Section 2 which amended
Section 5 (6) of the Electricity (Supply) Act and Section 3
of the amending act, both individually and conjoinly lead to
the only conclusion that the Act disqualifies every person
from holding office who on the date of	enactment, namely,
13th July, 1990 is above 65 years.
939
 The Act	on its	own terms makes no	distinction
whatsoever between those persons who have already attained
the age of 65 years on the date of enactment or those	who
are less than 65 years. Therefore, the High Court was	not
right in introducing an artificial distinction. For	the
purpose of his argument he would submit that Section 5(6) as
amended, would disqualify all persons who are at the time of
the amendment 65 years or above. The language is very	wide
in its	comprehension.	When	it says “or being”,	this
corresponds to	Article 102 of the Constitution as well as
Article 191, this provision being made applicable either to
the Members of Parliament or to the legislative body of	the
State respectively. It has been held in Pasupati	Nath
Sukul,	Election Commission of India, State of U.P. v.	Nem
Chand Jain and Others, [1984] 2 S.C.C., 404 that on	the
incurring of the qualification he ceases to be a member
thereof. Therefore, there is a automatic cessation of	the
right to hold office,that is the purpose of “or being’.
These is no necessity to remove the first respondent, by
resorting to Section	10 because Section 5 (6) is self-
executory. Therefore,	by operation	of law, the first
respondent ceases to hold office on the date of coming	into
force of the amending Act.
 In	Election Commission, India v. Saka Venkata Subba
Rao, [1953] S.C.R. 1144, it has been held	on similar
language occurring in the Constitution that it postulates
both existing and supervening disqualification. If it is
the avowed policy of the State to prescribe	an age of
superannuation,	certainly nobody could have a legitimate
complaint. In fact, there are identical State	legislative
enactments in Andhra Pradesh and Uttar Pradesh specifying an
age of superannnuation. This court upheld such a
prescription in several cases.	Hence, the first respondent
cannot	complain that he could	continue indefinitely	and
others be retired at the age of 65.
 Section 3 of the amending Act was given retrospective
effect	from	13.7.90. This	Section presupposes	an
appointment prior to amendment, namely, prior	to 13.7.90.
In this case, the appointment gives a	right	to continue
after attaining the age of 65 years. If, therefore, the two
tests are answered, the appointment	is rendered	void
irrespective of the fact when the appointment	tool place.
The “Objects & Reasons” of the Act put the matter beyond
doubt.	In our country, the concept of age of superannuation
is entrenched	both	in administrative as well	as
constitutional systems.	Public policy requires to prescribe
the age of 65 years for retirement	of the	members of
Electricity Board as in the case of High Court Judges, mem-
940
bers of tribunal and other high functionaries.
 The High Court had gone wrong as though the appointment
of the	first respondent was not covered by Section	3(1)
since the right to continue as Chairman was pursuant to an
appointment after he	had attained the age of 65 years.
Factually this is incorrect because the appointment of	the
first respondent as Chairman was on 13.8.82. Thereafter the
same appointment came to be extended from time to time.
Each of those extensions cannot	constitute a	new
appointment. It is one appointment which is being continued
from time to time. Legally speaking, also, the reasoning of
the High Court is	wrong	because it	leads	to
unconstitutionality. In that case persons who attained	the
age of 65 years after the amending Act would be obliged to
retire	while the older persons like the first respondent
would remain in office. This will	clearly amount to
discrimination.	Thus either by way of Section 5(6) of	the
Electricity (Supply) Act, as amended or under Section	3(1)
of the	amending Act, the first respondent would cease to
hold office.	As a matter of fact, Section	3 has	been
introduced only by way of abundant caution. It is also to
be noted that Section 3(1) contains a `non obstante’ clause
and it renders any judgment contract/order or	contrary to
this Sub-section void.	The legislature has introduced	the
non obstante clause to put the matter beyond doubt.
 This legislation	is general in	its terms and it
application. The fact that at the relevant time of	the
amending Act or even the ordinance, the first respondent
alone was affected is no ground to hold that it is a single
person’s legislation. This court, as a matter of fact,	has
upheld such pieces of legislation in Chiranjit Lal chowdhury
v. The	Union	of India and	Ors., [1950] S.C.R.	869,
(particularly the passages occurring at pages	878-79). On
the basis of its ruling it is submitted that even if it is
held a	single person’s legislation, if he constitutes a
class by himself, such a legislation would be	valid.	The
same principle is stated in Thakur Raghubir Singh and	Ors.
v. The State of Ajmer (Now Rajasthan) & Ors., [1959] S.C.R.
478. Again in Lachhman Das on behalf of firm Tilak Ram	Ram
Bux v. State of Punjab and Ors., [1963] 2 S.C.R. 353 @	374,
it has been held that a law applying to one person or	one
class of persons is constitutional if there is sufficient
basis or reason for it. In	Tilkayat Shri	Govindlalji
Maharaj	v. The State of Rajasthan & Ors., [1964] 1 S.C.R.
561 where a legislation was confined only to	one of	the
temples, it was held not to be in violation of Article 14 of
the Constitution. To the similar effect are	S.P. Mittal
etc. etc.
	941
v. Union of India & Ors., [1983] 1 S.C.R. 729 and in State
of Uttar Pradesh v. Lakshmi Ice Factory & Ors., [1962] Supp.
3 S.C.R. 59. Again, in Lalit Narayan Mishra Institute of
Economic Development and Social Change, Patna etc. v. State
of Bihar & Ors. etc., [1988] 3 S.C.R. 311, even though	the
Act was general in terms and applied to only	one of	the
institutions at the relevant time, having regard to	the
policy of nationalisation, it was upheld. The case of	D.S.
Reddy v. Chancellor, Osmania University & Ors., [1967] 2
S.C.R.	214, has no application to the facts of the	case
because though the Act was general in its application,	yet,
it applied to only one individual who was when occupying the
post of Vice Chancellor of Osmania University.	Thus, it is
submitted as read from the	statement of `Objects	and
Reasons’ of the amending Act, if the policy to	superannuate
at the	age of 65 is in order to give full effect to	the
policy,	provision will have to be made for those who	have
attained the age of 65 also. This is what Section 3(1) aims
at.
 Looking it form	that point of view	this is a
legislation which applies to all. The chance that the first
respondent was affected at the relevant time by introduction
of this legislation will not in any manner render it
violative of Article 14 on the ground that it is a single
person’s legislation.
 If	the law is settled that no	malafides could be
attributed to	the Legislature, an	argument that	the
amendment has	been passed only with a view to	punish	the
first respondent is not available to the first	respondent.
The next submission of the learned counsel is that in	the
place of first respondent, Chauhan had come to be appointed
as Chairman, therefore, he ought to have been impleaded as a
party.	The effect of non-impleading Chauhan will be fatal
to the	writ petition as laid down in State of	Kerala	and
another v. Miss Rafia Rahim etc., A.I.R. 1978 (Kerala),	176
as well as Padmraj Samarendra and others v. State of Bihar
and Anr., A.I.R. 1979 (Patna) 266. In both the cases where
the petitioners were challenging the selection, it was	held
the selectees were necessary parties as they were affected
by the decisions of the court.	Therefore, if they are	not
impleaded no relief could be granted in favour of the	writ
petitioners even though on merits the petitioners could
succeed.
 Even otherwise, today, the principle of natural justice
has assumed great importance. It by reason of the decision
of the	court Chauhan is ultimately affected, and if	that
decision is rendered without hearing
	942
Chauhan, it would amount to a clear violation of	the
principle of natural justice. An order passed in violation
of that salutory provision of natural justice would be a
nullity. As a matter of fact, if Supreme Court passes an
order that would amount to nullity is what this court	has
laid down in.	In A.R. Antulay v. R.S. Nayak & Anr, [1988]
Supp 1 SCR 1 @ 59. Therefore, for the failure	to implead
Chauhan	the writ petition was liable to be dismissed.	The
contrary view taken by the High Court that though he is a
proper party but not a necessary party, or that Chauhan came
to be appointed “until further orders” and, therefore, he
need not be impleaded, is wrong.
 Mr. Kapil Sibal took us through the background in which
the impungned	ordinance and th Act came to be	passed. He
would submit that it had a great bearing on the legal issues
involved in this case.	The State of Himachal Pradesh tried
its level best to get rid of the Service of the first
respondent. At first it issued a notification whereby	the
right to continue as Chairman was interfered with. That was
questioned in W.P. 123/90. Finding the judgment was going
against	the State, the State withdrew	the notifications.
Thereafter, the State came forward with charge	memo under
suspension order. They are pending in writ proceedings	and
an interim stay of suspension is in operation. At	this
stage,	the ordinance is brought in because the executive
method	failed	to bring about the termination of	his
services. At the relevant date of the ordinance no person
other than the first respondent was affected. In fact,	the
State while writing for sanction for	issue of ordinance
specifically mentions about this respondent by name. But at
the same time it would conceal from Govt. of India the fact
of the matter being sub judice.	Though the Govt. of India
would request exploration of the possibility of amending the
rules under Section 78 of the Electricity (Supply)	Act
because the rule could not have restrospective operation and
the first respondent	could not be reached	by such an
amendmentof the rules resort is had to the ordinance making
power under Article 213 of the Constitution.
 Section 3(1) was aimed at only against this respondent.
This is undeniable. While the ordinance was under challenge
in writ petition before the High Court the amending Act came
to be passed.	This back-ground has to be kept in mind to
appreciate the submissions	made on behalf of	this
respondent.
943
 Under the	Electricity (Supply) Act, there are	two
provisions dealing with the appointments. One Section 5 and
the other is	Section 8. The former	Section	deals	with
initial	appointment	whilst	Section 8 deals	with
reappointment.
 What the	amending Act	does by prescribing	the
disqualification under	Section 5(6) is to prevent future
appointments after attaining the age of 65 years.	But,
even, here, there is no automatic cessation of office on
attaining the age of 65 years.	While there is a power	for
removal	when a Member or Chairman of the Electricity Board
becomes	a Member of Parliament, he could be removed under
Section	10, there is no such power in the event of	the
Member	or Chairman incurring the disqualification of	age,
namely,	the attainment of 65 years. Hence by merely
amending the law, it	cannot	be urged that the first
respondent having attained the age of 65 ceases to be a
Member	or Chairman of the Electricity	Board.	Therefore,
Section 5(6) will not help the appellant.
 Coming to	Section 8 that	deals	with reappointment.
Such a reappointment is governed by the terms and conditions
as prescribed.	The word “prescribed” means prescribed under
the rules. The rule making power is contained under Section
78(2) (a). Rule 4 as originally stood governed	the
reappointment stating it could be under such conditions as
the State Govt. may from time to time, by order, direct.
There is a proposal to amend the rule. Even	under those
rules namely Rules 3 and 4, the reappointment is thought of.
While care has been taken in this regard no amendment	has
been effected to Section 8 prescribing the age limit of	65.
As a matter of fact, for a tenure appointment under Section
8, there never be a prescription of age of superannuation.
Such an appointment is beyond the pale of Section 5. Thus,
it is submitted Sections 5,8,10,78 (2) (a) provide a scheme
more so when Section 10 does not prescribe the age as a
disqualification.
 In	no statute an upper age limit could	ever be a
disqualification, of course, the minimum age of	recruitment
can be prescribed. But no an upper age limit for a tenure
appointment. It is common knowledge that only	experienced
persons	even after retirement are appointed as Chairman,
having regard to the vast experience and wide knowledge.
 On	the factual aspect, it is submitted by the learned
counsel, though the notifications dated 12.5.86 and 12.6.89,
use the word “extension” it is
	944
nothing	but reappointment. As a matter of fact the counter
affidavit of the State makes it clear that the order of
reappointment came to be passed under Section 5 read	with
Section	8 rule 4. The statement of `Objects and Reasons’
also makes a reference to Section 8. Thus, both legally and
factually Section 5(6) cannot help the State.
 Much cannot be made of the words “or begin” brought in
by way of amendment of Section 5(6).	This only connotes
the attainment of age of 65 subsequent to the	appointment.
When the Constitution	uses similar language	both under
Articles 102 and 191, it made it clear that under both	the
Articles 101 as well	as 190, the seat falling vacant
retrospectively on the incurring of such a disqualification
there is no automatic cessation provided under Section	10.
Thus the words “has attained” occurring under Section	5(6)
assumes great importance because there is no provision under
Section	10 prescribing age of disqualification and	the
consequent removal. Even under Section 5(6), it supposes a
person	being appointed before the age of 65 and attaining
the age of 65. Such a contingency does not	arise here.
Therefore, it is submitted that Sections 5(6) and 3(1) of
the amending Act should be rad together. As	regards	the
amending Act,	it cannot be denied that on the date of
ordinance it applied only to the respondent and nobody else.
While Section 5(6) takes care of future appointment Section
3(1) deals with reappointment. On the date of ordinance
Section	5(6) would apply to	nobody	else because	this
respondent alone was holding a tenure appointment.	The
legislation was brought about only with a view to unseat the
respondent. There can be a	single	persons	legislation
provided it is in furtherance of legislative objects.	The
burden is on the State to prove the reason or the basis	for
this legislation. Such a burden had not been discharged.
 Certainly,	the reappointment stand apart.	They
constitute a class by themselves.	A person initially
appointed cannot be compared with a reappointee. The former
falling	under	Section 5(6) and the latter falling under
Section	8. If the respondent had been appointed after	the
age of	65, he forms a class by himself. Therefore,	the
State will have to be sore what exactly is	the public
purpose served or a social or economic obligation. Further,
as a matter of fact, this was the test applied in all single
person’s legislation.	In all such cases whenever it	was
upheld	either it was on the ground of mismanagement of	the
institution or a mill, or because it was in furtherance of a
public purpose or a social or economic obligation.
945
In fact, in Ram Prasad Narayan Sahi and another v. The State
Bihar	and Others, [1953] S.C.R. 1129 the	mill	was
mismanaged. In Lalit Narayan Mishra Institute of Economic
Development and Social Change, Patna etc v. State of Bihar
and Others etc., [1988] 3 S.C.R 311, the institute was	not
only mismanaged, of course, the policy was to	nationalise
all the institutions.	Similarly, in	Shri Ram Krishana
Dalmia	v. Shri Justice S. R. Tendolkar & Others, [1959]
S.C.R. 279, and in Lachhman Das on behalf of Firm Tilak	Ram
Ram Bux v. State of Punjab and Others, [1963] 2 S.C.R.	353,
the same test was applied. Likewise in Swastik. Rubber
Products Ltd.	etc. etc. v. Municipal	Corporation of	the
City of Poona & Anr., [1982] 1 S.C.R. 729, it was a case of
mismanagement of industrial project. The case of Tilkayat
Shri Govindlalji Maharaj v. The State of Rajasthan	and
Others, [1964]1 S.C.R. 561, Nathdwara Temple where there was
misapprobation	of jewellery,	likewise in the case	of
Jagannatha Temple. Thus, it is clear but for mismanagement
or subserving	a public cause or a	social	or economic
obligation, such pieces of single person’s legislation would
not have been upheld.
 Certainly,	there	may be	a legislation	in general
application and it may apply to an individual; but that is
not the case here. On the date of the coming into force of
the Act this responent alone was affected. The amending Act
itself	makes a discrimination without any justification or
rationale. If the respondent is treated alongwith others,
it would amount to treating unequals as equals.
 Thus, it is submitted two principles will have to be
applied	(1) the respondent having been appointed under
Section 8 constitutes a class; and (2) if the appointment of
the respondent is sought to be brought out under Section 5
it will bring a discrimination treating unequals as equals.
Therefore, the law will have to be struck down	as
discriminatory	and not that this respondent is	attributing
malafides to the legislature.
 Of course, in The Atlas Cycle Industries Ltd. Sonepat
v. Their Workmen, [1962] 3 S.C.R. 89 case, it applied	only
to one individual. But that case is distinguishable for of
two reasons – (a) the benefit of extension was	granted to
the individual	and it was not an adverse order and (b) a
number	of industrial adjudications were pending before	the
authority whose permission was extended.
 As	regards impleading Chauhan, it is submitted where
this respon-
946
dent would choose to question the vires of the ordinance in
the Act, there was no need to implead Chauhan at all. As a
matter of fact, this respondent could not have asked for any
relief	against Chauhan. Even otherwise, for an effective
adjudication of the points in issue there is no need for the
presence of Chauhan. In support of the submission reliance
is placed on A. Janaradhana v. Union of India	and Others.
[1983] 3 S.C.C. 601 @ 626.
 Beside, the order of appointment of Chauhan it is
stated	“consequent until further orders.” Therefore,	the
court could grant relief even in his absence. The cases the
side has cited can have no application because they related
to selection under one scheme only on the displacement of
selectees. The writ petitioners could be granted relief.
In fine it is submitted that where substantial justice	has
been done by allowing the first respondent in office until
expiry of his term in July, 1992 by exercise of power under
Article	136 this court will not interfere as laid down in
Pritam Singh v. The State, [1950] 1 S.C.R. 453.
 Mr. Shanti Bhushan in his elaborate reply would state
that Section 5(2) is the only source of appointment –	both
initial as well as reappointment. Section 8 only deals with
tenure.	Section 3(1) of the amending Act corresponds to
Articles 101(3) or 190(3). Therefore, it brings about an
automatic cessation of office.
 It	is incorrect to contend that for a tenure post, it
is not proper to prescribe an age limit. Instances are	not
wanting where statutory provisions have been made to such an
effect.	For instance, Article 224 of the Constitution in
relation to the Addl.	Judge.	Likewise Section 8 of	the
Administrative	Tribunals Act.	Disqualification on account
of age, therefore, could be prescribed statutorily. Having
regard to the words “or being” occurring under Section 5(6),
the Section alone would be enough to	deprive the first
respondent of his office after attaining the age of 65.	In
this regard the learned counsel cites American Jurisprudence
(2nd Ed) vol 63, para 42.
 The purpose of Section 3 is two-fold-one, by way of
abundant caution it provides for cessation of office, though
Section	5(6) itself would be enough.	Secondly, it takes
away the right to emoluments after attaining the age of 65
and substituting by	compensation, not withstanding	the
contract to the contrary. Section 10(1)(d)	is only an
enabling provision. That does not, in any manner, effect
the operation of Section 5(6).	It is incorrect
	947
to submit that this is a single person’s legislation. It is
of general application and it so happened on the relevant
date that the first respondent came to be affected. Lastly,
it is submitted on the basis of B. Prabhakar Rao and Others
v. State of Andhra Pradesh and Others, [1985] Supp. S.C.C.
432, that there is no need to dislodge Chauhan from office,
after all, he	had been continuing so	long.	He may be
allowed for the remaining period of the tenure of the first
respondent. The court itself could fix the	compensation
instead of even relegating matter to the State.
 Having regard to the above arguments, the following
points arise for our determination :-
	(i) The power of appointment under Section 5	and
the scope of Section 8 and 10 of the	Electricity
(Supply) Act, 1948.
	(ii) The effect of amendment under Section 5(6) of
the said Act.
	(iii)	The scope of	Section 3 of	Electricity
(Supply) (H.P. Amendment) Act of 1990.	Whether it
is violative as single person’s legislation.
	(iv) Whether the failure to implead Chauhan would
be fatal to the writ petition.
 We	will now deal with these points. In	the normal
course of events the first respondent would have continued,
by virtue of	his extension, upto	25.7.92. However,
consequent to the Assembly Elections held in the beginning
of 1990, there was a change of the Government.	The fourth
respondent became the Chief Minister.	From then on,	the
first respondent met with an avalanche of misfortune.	He
received successive blows. Hence he was obliged to	wage
legal battles.	That is why the learned counsel for	the
first respondent would urge that all these attempts	were
only with the sole aim of removing the first respondent from
office. the Executive having failed in its attempt resorted
to legislative process. It is unethical to do so. We	are
afraid,	we cannot decide the case on ethics.	We are to
judge the law and the correctness of the legal provisions as
we see	then.	Therefore, we are to move from	the ethical
plane to the legal plane.
 In	this case the State wants to introduce the age of
superannuation
	948
prescribing an	upper age limit of 65 for the	Members	and
Chairman of the Electricity Board. As a matter of fact,
hitherto, no such limit was	found	in the	Electricity
(Supply) Act, 1948 (hereinafter referred to as	the Supply
Act).	Before	the introduction of the amendment,	the
appellant State of Himachal Pradesh wrote on 22.6.90 to	the
Government of India, Ministry of Home Affairs for procuring
prior instructions from the President of India, as envisaged
in clause (1)	of Article 213 of the	Constitution.	The
subject matter of the proposed ordinance falls under item 38
of List III (List III of the Seventh Schedule of	the
Constitution of India). Item 38 deals with	electricity.
Where, therefore, it was proposed to amend Section 5 of	the
Supply	Act (Central Act 54/48), in its application to	the
State of Himachal Pradesh it had to be reserved for	the
consideration of the President under Article 254(2) of	the
Constitution. This was because if a Bill containing similar
provision after having been passed by the State	Legislature
required to be so reserved for the consideration of	the
President of India. However, it is important to note	that
in this letter it was categorically stated that in	most
administrative	systems of the world an outer age limit is
provided. Such a provision is found	with reference to
judicial officers and	civil posts and is entrenched in
administrative and constitutional systems. Having regard to
the desirability of providing for a terminal point of	time
beyond	which a Chairman and the Members of the State
Electricity Board must cease to hold office by operation of
the statute, it was proposed to prescribe the age limit at
65 for retirement of the Chairman/Members of the Board.
 The same point is reiterated as seen from the statement
of `Objects and Reasons’ for the Bill No. 6 of 1990, which
later on became Act 10 of 1990. We will now quote	the
relevant portion of the said	statement of	Objects	and
Reasons.
	“Section 8 of the Electricity (Supply) Act,	1948
(Act No. 54 of 1948) provides that the Chairman and
other Members of the State Electricity Board shall
hold office for such period and shall be eligible
for reappointment under such conditions, as may be
prescribed. In other words no provision has	been
made in respect of maximum age or period upto which
a person may serve as Chairman or Member of	the
Board.	Indeed, the provision after mandatory	age
of superannuation or specification of	age beyond
which an incumbent must cease to hold
	949
office	is vital and essential.	In	most
administrative	systems of the world, an outer	age
limit is provided. In our own country the concept
of the age of superannuation, in other words	the
concept of the terminal point at which a person
should	cease	to hold judicial offices and civil
posts,	are entrenched in our	administrative	and
constitutional	systems. Public policy requires
that the concept of	superannuation	should	be
applied to civil posts and	offices. It	was,
therefore, decided to prescribe the age of 65 years
for retirement of the Members of the	Electricity
Board, as the retirement age of High Court Judges,
Members of the Administrative Tribunal, Members of
Public	Service Commission	and other	high
functionaries	has also been fixed.	This
necessitated the amendments	in the	Electricity
(Supply) Act, 1948 in its application to the State
of Himachal Pradesh”.
 Therefore, what does the State desire to do? It wants
to embark on a policy of retirement of the Chairman/Members
of the	Electricity Board after attaining the	age of 65
years.	This Court is least concerned with the wisdom of the
policy.
 Certainly,	no one could quarrel with the	introduction
of that measure as of policy. In fact this Court	has
repeatedly recognised	such a right of the State. It is
enough	if we quote K.Nagaraj & Anr. etc. etc. v. State of
Andhra Pradesh & Anr. etc. A.I.R. 1985 S.C. 551. In para 7,
the court had occasion to observe thus :-
“Barring a few services in a few parts of the world
as, for example, the American Supreme	Court,	the
terms	and conditions	of every public service
provide for an age of retirement.	Indeed,	the
proposition that there ought to be	an age of
retirement in public services is widely accepted as
reasonable and rational. The fact that	the
stipulation as to the age of retirement is a common
feature of all of our public services	establishes
its necessity, no less than	its reasonableness.
Public	interest demands that there ought to be an
age of retirement in public services.	The point of
the peak level of efficiency is bound to differ
from individual to individual but	the age of
retirement cannot obviously differ from individual
to individual
	950
for that reason. A	common	scheme	of general
application governing superannuation has therefore,
to be evolved in the light of experience regarding
performance levels of employees, the need	to
provide employment opportunities to	the younger
sections of society	and the need	to open up
promotional opportunities to employees at the lower
levels	early	in their career. Inevitably,	the
public	administrator	has	to counterbalance
conflicting claims while determining the age of
superannuation. On the one had, public services
cannot	be deprived of the benefit of	the mature
experience of senior employees; on the other hand,
a sense of frustration and stagnation cannot be
allowed to generate in the minds of	the junior
members of the services and the younger section of
the society.	The balancing of these	conflicting
claims	of the different segments	of society
involves minute questions of policy which must, as
far as possible, be left to the judgment of	the
executive and the legislature. These claims
involve considerations of varying	vigour	and
applicability.	Often, the Court has	no
satisfactory and effective means to decide which
alternative, out of the many competing ones, is th
best in the circumstances, of a given case. We do
not suggest hat every question of policy. Were it
so this Court would have declined to entertain
pricing disputes covering as wide a range as	case
to mustard-oil. If the age of retirement is fixed
at an	unreasonably low level so as	to make it
arbitrary and irrational, the court’s	interference
would be called for, though not for fixing the	age
of retirement but	for mandating	a closer
consideration	of the matter.	“Where	an act is
arbitrary, it is implicit in it that it is unequal
both	according to political	logic	and
constitutional	law and is therefore, violative of
Article 14; E.P. Royappa v. State of	Tamil Nadu,
[1974]	2 SCR 348-AIR 1974 SC	555″.	But, while
resolving the validity of policy issues like	the
age of retirement, it is not proper	to put	the
conflicting claims in a sensitive judicial scale
and decide the issue by finding out which way th
balance tilts. That	is an	exercise which	the
administrator	and the legislature have	to
undertake.”
 For adumbrating this policy a legislation is enacted by
the State. It is not for this court to find	out whether
there was any need for such a legislation. Of course,	for
lack of legislative competence or for violation
	951
of the right to equality under Article 14 etc. the validity
of the legislation may be scrutinised.	But, certainly, that
is far from saying the court could examine the	legislation
from the point of view that it came	to be	passed	with
malafide intention. By long established practice, which has
received approbation through authorities of this Court, it
has always refrained from attributing	malafides to	the
legislature. In fact, such a thing is unknown to law.	Here
again, we can usefully refer to the case K. Nagaraj & Others
etc. etc. v. State of Andhra Pradesh and Anr. etc.,	AIR
1985, 551. In para 36 it is stated as:-
	“…. The legislature, as a body, cannot be accused
of having passed a law for an extraneous purpose.
Its reasons for passing a law are those that	are
stated in the Objects and Reasons and if, none	are
so stated, as appear from the provisions enacted by
it. Even assuming that the executive, in a given
case,	has an ulterior motive in	moving a
legislation, that motive cannot render the passing
of the law malafide.	This kind of	`transferred
malice’ is unknown in the field of legislation”.
It	is in this background, therefore, we	propose to
determine the above points.
 1.	The Power of Appointment under Section 5 and Scope
of Sections 8 and 10 of the Electricity (Supply) Act, 1948.
 The Electricity	(Supply) Act,	1948	(hereinafter
referred to as the Act is to provide for rationalisation of
the production and supply of electricity and generally	for
taking measures conducive to electrical department. Chapter
III of the said Act deals with the State Electricity Boards,
Generating Companies,	State	Electricity	Consultative
Councils and Local Advisory Committees. Section 5 read as
under :-
	“5 Constitution and	Composition of	the State
Electricity
Boards-(1) The State Government shall, as soon as
may be after the issue of notification under	sub-
section (4)	of Section	1, constitute	by
notification in the	Official Gazette a State
Electricity Board under such name as shall be
specified in the notification.
	(2) The Board shall consist of not less than three
and not more
	952
than	seven	members	appointed by	the State
Government.
(3) … Omitted by Act 57 of 1949, S.4.
(4) Of the members –
(a) One shall be a person who has experience of
and has shown capacity in, commercial matters
and administration;
(b) one shall be an electrical engineer with
wide experience; and
(c) one shall be a person who has experience of
accounting and financial matters in a public
utility undertaking, preferably and electricity
supply undertaking.
	(5) One of the members possessing	any of	the
qualifications	specified in sub-section (4) shall
be appointed	by the State Government	to be	the
Chairman of the Board.
	(6) A	person	shall be disqualified	from being
appointed or being am member of the Board if he is
a member of (Parliament)	or of	any State
Legislature or any local authority.
	(7) No act done by the Board shall be called in
question on the ground only of the existence of any
vacancy in, or any defect in the constitution	of,
the Board.”
 Thus, it	will be seen that State Government is to
constitute, by notification, the State	Electricity Board.
The minimum member of the Board shall be 3 while the maximum
shall be 7. The Chairman could be any one of	the members
who possesses such qualifications as prescribed under	Sub-
section(4). Sub-section(6) talks of disqualification –	(1)
member	being appointed and (2) or being a member of	the
Board if he is a member of Parliament or of any State
Legislature or any local authority.
 Prior to the amendment in 1960, this disqualification
must have been incurred within the 12 months last preceding.
What is important for our	purpose is there is a
disqualification for appointment in future when it	says
“shall be disqualified from being appointed”. Equally,	“or
being” means if
	953
such a disqualification is incurred after the	appointment
during the tenure of membership of the post. Therefore, the
words “or being” have great significance.
 We will come to the effect of amendment of Section 5(6)
later after dealing with the relevant sections of this	Act.
Section 8 reads as follow :-
	“Term	of office and conditions for re-appointment
of members of the Board – The Chairman and other
members of the Board shall hold office for	such
period, and shall be eligible for reappointment
under such conditions, as may be prescribed.”
A Careful reading of the Section will clearly disclose
the section merely talks of term of office and conditions
for reappointment. Those conditions may be a	prescribed.
The word `prescribed’ has come to be defined under Section
2(9) of the said Act. “Prescribed” means prescribed made by
rules under this Act. Nowhere in this Section, in	our
considered view, an additional power	for appointment is
conferred. At	best it could be said that it	merely	lays
down the eligibility for reappointment. As stated above,
that eligibility must be as per conditions prescribed under
the rules. As a matter of fact, when it says	“shall	hold
the office for such	period”	it means the	period	as
prescribed under the rules. Beyond this, we are unable to
persuade ourselves to come to the conclusion that there is
any separate power for reappointment. It is not	even
necessary to provide for such a separate power.	The reason
why we	say so is Sections 14 and 16	of Central General
Clauses Act provide for such a power. Section 16 deals with
the power of	appointment carrying with it the power of
dismissal, while Section 14 states any power conferred
unless a different intention appears could be exercised from
time to time	as occasion requires.	Where, therefore,
Section	5 provides for a power to appoint, certainly,	that
power could be exercised from time to time	as occasion
requires. Thus one need not search. for	a separate
provision in this regard. We may also note that	the
prescriptions in relation to the term was contained under
Electricity (Supply) HP Amendment) Act, 1990.	Under rule 4
of the said Rule, it is stated thus :-
	“4. Term of Office – (1) The Chairman and other
Members shall be appointed by the State Government
and hold office for such period and shall, on	the
expiration of their terms office,
	954
be eligible for reappointment under such conditions
as the State Government may from time to time by
order direct.	(2) No whole-time Member so long as
he continues as Member shall accept any assignment
other	than that of the Board without the prior
permission of the Government.
 Even there no further prescription is found excepting
as laid down under the conditions stipulated by the State
Government from time to time.
 Then we come to Section 10. That Section	deals	with
removal or suspension of members as follows :-
“Removal or suspension of members. (1) The State
Government may suspend from office for such period
as it thinks fit or remove from office any member
of the Board who-
	(a) is found to be a lunatic or becomes of unsound
mind; or
(b) is adjudged insolvent; or
	(c) fails to comply with the provisions of Section
9; or
	(d) become or seeks to become a	member	of
Parliament or any State Legislature or any local
authority; or
(e) in the opinion of the State Government-
(i) has refused to act; or
(ii) has become incapable of acting ; or
	(iii)	has so abused his position as to render	his
continuance on the	Board detrimental to	the
interests of the general public’ or
	(iv)	is otherwise unfit to continue as a member;
or
	(f) is convicted of an offence turpitude.
(2) The State Government may suspend	any member
pending an inquiry against him.
955
	(3) No order of removed shall be made	under	this
section unless the member concerned has been given
an opportunity to submit his explanation to	the
State	Government, and when such order	is passed,
the seat of the member removed shall become vacant
and another member may be appointed under Section 5
to fill up the vacancy.
	(4) A	member who has been removed shall not be
eligible for	reappointment as member	or in	any
other capacity to the Board.
	(5) If the Board fails to carry out its functions,
or refuses or fails to follow the directions issued
by the State	Government under this	Act, State
Government may remove the Chairman and the members
of the Board and appoint a Chairman and members in
their places.”
 In	our view this Section confers an enabling power on
the State Government	to take punitive action against a
member	of the Board who falls under any one of the clauses
(a) to (f). The fact that it is punitive is clear because
Sub-section (3) contemplates giving an opportunity to offer
an explanation and thereafter removing him. Once so removed,
he is ineligible for reappointment either as a Member or any
other capacity in the Board.
 As to why after amending Section 5(6) the State has	not
correspondingly amended Section 10 so as to include cases of
Members or Chairman attaining the age of 65 we will consider
while dealing with the scope of amendment to Section 5(6).
The next Section that has to be looked at is Section 78,
i.e. the rule making section. Sub-section (1) of Section 78
as is usual talks of the State Government making rule giving
effect	to the	Act. Sub-section (2),	catalogues without
prejudice to the generality of this power, as to what	all
the rules may provide for. Certainly, it cannot be contended
that the items catalogued in Sub-section (2) are exhaustive.
It is merely illustrative. Under Sub-section (2) (a) it is
stated that the rules may provide for (i) the powers of	the
Chairman and the term of office of the Chairman and other
members	of the Board, (ii) the conditions under which	they
shall	be eligible for reappointment and (iii) their
remuneration, allowances and (iv) other
	956
conditions of service.”
 One	thing	that is striking is rules may themselves
provide	for	eligibility for reappointment. In	this
connection it	may not be out of context to refer to	the
letter	of the Ministry of Home Affairs asking the State to
explore the possibility of making rules instead of amending
the Act. This was at a time when the State Government sought
the assent of the President. Where, therefore, rules could
provide	for	the conditions for	eligibility	for
reappointment, equally it should follow by amending the	Act
such eligibility for reappointment can be provided. In	the
conspectus of	this Section it would be thus clear –	(1)
there is only one source of power of appointment contained
under Section 5; (2) there is no seperate power in relation
to reappointment under Section 8; (3) Section 10 is only an
enabling power for taking punitive action against such of
those members who fall under clauses (a) to (f) of the	said
Section	and (4) Section 78(2)(a) confers a power upon	the
State Government to frame rules.
 The	effect of Amendment under Section 5(6) of the	said
Act
With this we pass on to the amending section of 5(6), by
Act 10	of 1990. The amendment was carried out	to section
5(6) is as follows. This can be brought out succinctly by a
tabulated statement :-
 STATEMENT OF PROVISIONS LIKELY TO BE AFFECTED BY
THE AMENDMENT BILL
————————————————————
Section Provisions as exist Provisions as will
stand after the
enactment of the
Bill
(1) (2) (3)
————————————————————
5. Constitution and Compositi-	5. Constitution and Compos-
on of State Electricity Board-	ition of State Electricity
Board-
(1) The State Govt. shall, as	(1) The State Govt.shall,
soon	as may be after the	as soon as may be after the
issue of the notification	issue of the notification
under sub-section (4) of	under sub-section (4)	of
sec. 1, constitute by noti-	sec.	1, constitute	by
fication in the Official	notification in the Offic-
Gazette a State Electricit-	ial Gazette a State Elect-
y Board under sub name as	ricity Board under sub na-
shall be specified in the	me as shall be specified
notification.	in the notification.
957
 (2) The Board shall consist	(2) The Board shall co-
of not less than three and	nsist of not less than th-
not more than seven members	ree and not more than sev-
appointed by the State Govt.	en members appointed by t-
he State Govt.
(3) X X X (3) X X X (4) Of the members- (4) Of the members-
 (a) one shall be person who	(a) one shall be person w-
has experience of, and has	ho has experience of, and
shown	capacity in commercial	has shown capacity	in
mat-ters and administration,	commercial mat-ters and ad-
ministration,
 (b) one shall be an Electric-	(b) one shall be an Electri-
al Engr. with wide experience,	cal Engr. with wide experi-
and ence, and
 (c) one shall be a person who	(c) one shall be a person
has experience of accounting	who has experience of acco-
and financial matters in a p-	unting and financial matte-
ublic utility undertaking,	rs in a public utility und-
preferably an electric supply	ertaking, preferably an el-
undertaking.	ectric supply undertaking.
(5) One of the members posses-	(5) One of the member Pos-
sing of the qualifications sp-	sessing of the qualificat-
ecified in sub-sec. (4)shall	ions specified in sub-sec.
be appointed by the State Govt. (4) shall be appointed by
to be the Chair-man of the Boa- the State Govt. to be the
rd.	Chairman of the Board.
 (6) A person shall be disquali- (6) A person shall be dis-
fied from being appointed or	qualified from being appo-
being a member of the Board if	inted or being a member of
he is a member of Parliament or the Board he has attained
any State Legislature or any l- the age of 65 years or is
ocal authority.	a member of Parliament of
any State Legislature or
any local authority.
————————————————————
 The	effect	of amendment	Section	5(6) is that	it
introduces a new disqualification “if he has attained	the
age of	65 years”. This disqualification is not only	for
being	appointed, namely, with reference	to future
appointment, but even with	regard	to a	supervening
disqualification cover-
958
ing cases of those who have attained the age of 65 years and
being a member of the Board. As already stated, the words
“or being” are of considerable import. As to what is	the
meaning	of these words can be gathered by two	rulings of
this Court which came to deal with the similar language
employed. (Article 102 in	relation to	Members	of
Parliament).
In Election Commission, India v. Saka Venkata	Subba	Rao,
[1953] SCR 1144 @ 1157 it was observed as under :-
“The use of the word “become” in articles 190(3)
and 192(1) is not inapt, in the context, to include
within	its Scope pre-existing disqualifications
also, as becoming subject to a disqualification is
predicated of “a member of a House or Legislature”,
and a person who, being already disqualified,	gets
elected, cannot inappropriately, be said	to
“become” subject to	the disqualification as a
member	as soon as he is elected. The	argument is
more ingenious than sound. Article 191, which	lays
down the same set of disqualifications for election
as well as for continuing as a member, and Article
193 which prescribes the penalty for	sitting	and
voting when disqualified, are naturally phrased in
terms	wide enough to cover both pre-existing	and
supervening disqualifications; but it does	not
necessarily follow that articles 190(3) and 192(1)
must also be taken to cover both. Their meaning
must depend on the language used which, we think,
is reasonably plain”.
 In	Pashupati Nath Sukul etc. v. Nem Chandra Jain	and
Others,	[1984] 2 S.C.C. 404 @ 417, in para 18 it is stated
as under :-
	“Article 191	of the Constitution prescribes	the
disqualifications for membership	of	the
Legislative Assembly or Legislative Council of a
State,	on	the incurring of	any	such
disqualification a member of a Legislative Assembly
or a	Legislative Council ceases to be a member
thereof.”
lm
Therefore,	it	will follow	that	once	this
disqualification of attaining	the age of 65 years is
incurred, there is an automatic cessation from holding
office.	This is because Section 5(6)	contains the	same
phrascology as is found under Article 102 and 191. In	our
considered view Section 5(6) applies to initial	appointment
as well as to those continuing in appointment. We will	also
usefully refer to American Jurisprudence (Vol. 63), at	para
42, it is stated thus:-
959
	“Disqualification arising after election and before
or during term. – Eligibility to public office is
of a	continuing nature and	must exist at	the
commencement of the term and during the occupancy
of the office. The fact that the candidate may have
been qualified at the time of his election is	not
sufficient to entitle him to hold the	office, if
at the time of the commencement of the term or
during the continuance of the incumbency he ceases
to be qualified”.
 It is rather unfortunate that the High Court has missed
the true import of the words “or being”. Therefore, we	are
unable	to subscribe to the findings of the High Court	when
it states “the provision lays down the age of superannuation
for a member prospectively which disqualifies a person	from
being appointed or being a member after he attains the	age
of 65 years” by itself it does not affect those who had been
given appointment after having attained the age of 65 years.
The Legislature was conscious of it, but thought of enacting
a provision like Section 3 on that account.
We	are unable to see any	warrant for holding	that
Section 5(6) as amended having regard to the use of language
“or being” would any way exclude such of those	members or
even the Chairman who have attained the age of 65 years of
age at the time of appointment. According, we conclude	that
Section	5(6) itself would be enough to hold that on	the
coming	into force of the amending Act, namely, 13.7.90	the
first respondent ceases to hold the office by the rigour of
law, as rightly contended by Mr. Shanti Bhushan, learned
counsel for the appellant.
 Now	we shall proceed to consider as	to why a
corresponding	amendment has	not	been provided	by
incorporating this disqualification. The argument of	Mr.
Kapil Sibal is that the attaining of 65 years is not to be
considered as disqualification as otherwise Section 10 would
provide for such a situation. It has already been seen	that
Section 10 merely confers an enabling power to take punitive
action. It is one thing the State has power to take puritiv
action,	it is entirely different thing to say that in	law
the first respondent ceases to hold office on the incurring
of the disqualification of attainment of 65 years of age. If
Section 5(6) itself brings about a cessation of office, that
Sub-section being self-executory in nature,
	960
there is no need to provide for the same under	Section 10
once over again. Merely because the parent Act (Central
Legislation) provides for a disqualification on account of
becoming a Member of Parliament, State Legislature or Local
Board,	that does not mean there must	be a corresponding
provision incorporating age as well under Section 10. We are
unable	to agree with Mr. Kapil Sibal. Equally,	the
contention that Section 5(6)	only deals with initial
appointment and would not cover a case of reappointment
after attaining the age of 65 is wholly unacceptable to	us.
First of all, as we have stated earlier there is no question
of any seperate power for reappointment under Section 8	and
the only power being traceable to Section 5 read	with
Sections 14 and 16 of the General Clauses Act.
Factually we will now consider whether this is a case of
reappointment at all. The original order to appointment of
the first respondent was on 24.7.1981, first as a Member and
as Chairman for a period of 2 years. These two orders of
appointment do not concern very much.
 The next comes the appointment dated 13.8.1982, when the
first respondent came	to be	appointed as	Chairman of
Himachal Pradesh State Electricity Board. Though during	the
narration of facts we have referred to this order, it is
worthwhile to quote it once over again in full as something
material turns on this.
“GOVERNMENT OF HIMACHAL PRADESH
DEPARTMENT OF PERSONNEL-II
No. 8- 155/73 – DP (Apptt. II) Dated Shimla -2, the 13th
Aug, 1982.
	NOTIFICATION
In exercise of the powers conferred by section 5 of
the Electricity (Supply) Act, 1948, the Governor,
Himachal Pradeshm, is pleased to appoint	Shri
Kailash Chand, Retd. Chief Engineer	(Irrigation)
Punjab, whose	appointment as Member,	H.P. State
Electricity Board,	has been notified	vide
Notification of even number, dated the 24th July,
1981, as Chairman, H.P. State Electricity Board for
a period of five years, with effect from 25th July,
1981.	Detailed terms and conditions of	his
appointment has already been issued separately.
961
	This is in supersession of this Deptt. Notification
of even number, dated the 24th July, 1981.
	By Order
K.C. Pandeya
Chief Secy. to the
Govt. of Himachal Pradesh”.
 As	seen from the above, the number of the order is 8-
155/73-DP (Apptt-II). The next order of extension bears	the
same number dated 12.5.86. That also	clearly	states	“in
continuation of this	Department’s notification of	even
number	dated 13.8.82, the Governor of Himachal	Pradesh is
pleased	to extend the appointment” This extension is for a
period	of three years. Then comes the	last extension on
12.6.89	which also bears the number 8/155/73 –	DP (Apptt-
II). Again, the notification reads “in continuation of	this
Department’s notification of even number dated 12.5.1986,
the Governor of Himachal Pradesh is pleased to	extend	the
appointment”. Therefore, where the original	appointment
dated 12.5.86 is extend from time to time, it is futile to
contend	that these are fresh appointments. While we are on
this we have also get to refer to the counter affidavit of
the State filed in the writ petition before the High Court.
In para 12 it is stated as follows :-
	“The contents	of para 12 of the petition, as
stated, are	wrong and hence denied. It	is
emphatically denied that the power was exercised
malafide and was colourable exercise of power or
was a fraud on power. The power has been exercised
within	the legal ambit of Section 5 read	with
Section 8 of the Act and	the rules framed
thereunder.”
 From this	we are unable to see how any help could be
derived	by the first respondent to base his arguments	that
the power of reappointment is traceable to Section 8.	This
aspect of the matter had already been dealt with by us.
The statement of `Objects and Reasons’ makes a reference
to Section 8.	But it does not again	mean there is an
independent power of appointment. What the above extract of
counter affidavit and reference to Section 8 mean is denial
of malafide. Besides, hitherto no outer age limit has been
	962
prescribed for the post of Chairmanship. It is	that which
is sought to be prescribed now. The reference to Section 8
means only the “term” and nothing else.
We	are also unable to accept the arguments advanced on
behalf	of the first respondent that for a tenure post no
period	can be	fixed. Instances are not wanting in	this
regard.	Therefore, rightly reference is made by Mr. Shanti
Bhushan to Article 224 of the Constitution extract of which
is given below:-
	“224. Appointment of additional and acting Judges –
(1) If by reason of any temporary increase in	the
business of a High Court or by reason of arrears of
work therein, it appears to the President that	the
number	of the Judges of that court should be	for
the time being increased,	the President	may
appoint duly	qualified persons to be additional
Judges	of the Court for such period not exceeding
two years as he may specify.
	(2) When any Judge of a High Court other than	the
Chief	Justice is by reason of absence or for	any
other	reason unable to perform the duties of	his
office or is appointed to act temporarily as Chief
Justice, the President may appoint a duly qualified
person	to act as a Judge of that Court until	the
permanent Judge has resumed his duties.
(3)	No person appointed as an additional or
acting	Judge	of a High Court	shall	hold office
after attaining the age of (Sixty- two years)”.
Again, a reference can be made to Section 8 of	the
Administrative Tribunals Act. That Section reads as
follows :-
	“Term of Office – The Chairman, Vice Chairman
or other Member shall hold office as such for a
term of five years from the date on which he enters
upon	his office, but shall be eligible	for
reappointment for another term of five years :
	Provided that no Chairman, Vice-Chairman or
other	Members shall hold office as such after he
has attained –
(a) in the case of the Chairman or Vice-
	Chairman, the age
	963
of sixty five years, and
	(b) in the case of any other Member, the age of
sixty-two years”.
 Therefore,	where the State has taken a policy decision
to prescribe an outer age limit for the Members or	the
Chairman of the Electricity Board it is perfectly legal.
The	scope of Section 3 of Electricity (Supply), (H.P.
Amendment) Act, 1990	and whether it	is bad as single
person’s legislation.
 Section 3 of the Amendment Act reads as follows :-
“3. (1) Notwithstanding anything to the contrary
contained in	any provisions	of the	Electricity
(Supply) Act, 1948, rules, regulations or bye-laws
made thereunder or in any judgement decree or order
of the court or in any contract, any	appointment
made before the commencement of the	Electricity
(Supply) (Himachal Pradesh Amendment)	Act, 1990,
whereby a person has a right to continue as a
member	of the Board after attaining the age of 65
years,	shall be void; and on such commencement he
shall	be deemed to have ceased to hold office of
the member of the Board.
	(2) On ceasing to hold office of the member of	the
Board	under sub-section (1) such member shall be
entitled to compensation as may be determined by
the State Government; but such compensation shall
not exceed the amount equivalent to the amount of
salary	and allowances payable to him for	his
unexpired term”.
 One	thing	that is significant is it contains a `non-
obstante’ clause. An appointment of a Member of the Board
made prior to the commencement to this Act namely, 13.7.90
(giving	retrospective	operation) when gives	a right to
continue as a member after attaining the age of 65 years,
that appointment is rendered void.
 This non-obstante	clause is a sweep. It	applies	(1)
notwithstanding	anything to the contrary in any provisions
of the Electricity (Supply) Act; (2) rules and	regulations,
bye-laws made therein; (3) any judgment, decree or order of
the court; and (4) any contract.
964
 Once it is so rendered void, the law deems that he	has
ceased	to hold office of the Member of the Board. By a
reading of the Section we are unable to conclude how Section
3(1) would fail to apply to a person who on the date of	the
commencement was already more than 65 years. This line of
reasoning adopted by the High Court does not appeal to	us.
The Section nowhere makes a distinction between those on the
date of the enactment are “below” or “over” 65 years of age.
Such a	distinction is totally unwarranted.	The crucial
question to be asked is whether the particular incumbent is
continuing after the attainment of 65 years of age, if	that
question is answered in the affirmative there is a cessation
of office, in	view of the terms of	that Section.	The
contrary conclusion would lead to strange results. Those who
are appointed prior to the Act and on the attainment of 65
years on 13.7.90, would vacate the office while a person
already	65 on that date and after the passing of the	Act
notwithstanding	the policy of prescribing the age	of
superannuation of 65 years would continue in the office. The
object of introducing an age of superannuation itself is to
weed out the older elements and infuse fresh blood so	that
the administration could function with vigour.
Mr.	Kapil	Sibal,	learned counsel for	the first
respondent would submit that legislative intention has	not
been brought out clearly. In this connection we will do well
to refer to Francis Bennion’s Statutory Interpretation (1984
edn.) at page 237. The distinction between the	legislative
intention and the purpose object of the legislation has been
succinctly summarised as under:-
	“The distinction between the purpose or object of
an enactment	and the legislative intention
governing it	is that the former relates to	the
mischief to which the enactment is directed and its
remedy, while	the latter relates to the legal
meaning of the enactment”.
 Thus there is a great distinction between the two. While
the object of legislation is to provide a remedy for	the
malady.	On the contrary, the legislative intention relates
to the meaning from the exposition of the remedy as enacted.
For determining the purpose	of object of	legislation,
indeed,	it is permissible to look into the circumstances
which were prevalent at that time when the law was enacted
and which necessitated the passing of that enactment.	For
the limited purpose of appreciating
	965
the background and the antecedents factual matrix leading to
the legislation it is open to the court to look into	the
statement of `Objects	and Reasons’	of the	Bill which
accentuated to	provide a remedy for	the then existing
malady.	In the case of State of West Bengal v. Union of
India, [1964] 1 SCR 371, this court ruled that the statement
of `Objects and Reasons’ accompanied a Bill when introduced
in Parliament	can be	used for the	limited	purpose of
understanding,	the background and state of affairs leading
up to	the legislation. Therefore, we now look into	the
statement of `Objects and Reasons’. That clearly brings	out
the object of the desirability of introducing	an age of
superannuation	as the same is entrenched in	our
administrative and constitutional systems. With this object
in view, Section 3 intends that no one has	a right to
continue as a member of the Board after attaining the age of
65. Thus, the only conclusion possible is, by reason of
appointment if	the incumbent is enable to continue after
attaining the age of 65 years such continuing	is rendered
void.
 No	doubt as we have stated above, Section 5(6) as
amended	achieves this	purpose. Yet if there	is another
Section which deals with the same it must be regarded as one
introduced by	way of abundant caution. In short, Section
3(1) is epexegesis.
 The	arguments advanced by Mr. Kapil Sibal remind us of
the eloquent words of Dr. Johnson “There is a wicked
inclination in most people to supppose an old man decayed in
his itellects. If a young or middle-aged man, when leaving a
company, does	not recollect where he laid his hat, it is
nothing; but if the same inattention is discovered in an old
man, people will shrug up their shoulders, and say,	`His
memory is going’.”
 It our opinion such sentiments can be no answer against
the operation of law.
 In might be argued by the tenure of appointment there is
a right to continue; the legitimate expectation has come to
be interfered with. In a matter of this kind, as to whether
legitimate expectation	could be pleaded is a	moot point.
However, we will now refer to Wade’s Administrative Law (6th
Edition) wherein it is stated at page 520-21, as under :-
“Legitimate expectation : positive effect
	966
The classic situation in which the principles of
natural justice is where some legal right, liberty
or interest is affected, for instance where a
building is demolished or an office-holder is
dismissed or	a trader’s license is revoked.	But
good administration demands their observance in
other	situations also, where the citizen	may
legitimately expect to be treated fairly. As	Lord
Bridge has explained :
	Re Westminister CC (1986) AC 668 at 692.	Lord
Diplock made a formal statement in the Council of
Civil	Service Unions case (below) at 4408, saying
that the decision must affect some other person
either	– (a) by altering rights or obligations of
that person which are enforceable by or against him
in private law; or (b) by depriving him of	some
benefit or advantage which either (i) he had in the
past been permitted by the decision-maker to enjoy
and which he can legitimately expect to	be
permitted to continue to do until there has	been
communicated to him	some rational	grounds	for
withdrawing it on which he	has been given an
opportunity to comment; or (ii) he has received
assurance from the decision-maker will not be
withdrawn without giving him first an	opportunity
of advancing	reasons	for contending that	they
should not be withdrawn.
	This analysis	is `classical	but certainly	not
exhaustive :	R. Secretary	of State for	the
Environment ex. P. Nottinghamshire CC (1986) AC 240
at 249 (Lord Scarman). One case which does not seem
to be covered is that of a first-time applicant for
a licence (below. p. 559). The courts	have
developed a relatively novel doctrine in public law
that a duty	of consultation	may arise from a
legitimate expectation of consultation aroused
either	by a promise or by an established practice
of consultation”.
 In a recent case, in dealing with legitimate expectation
in R.	v. Ministry of Agriculture Fisheries and Food, ex
parte Jaderow Ltd and Others, [1991] All England Law Reports
41. It has been observed at page 68 :-
	“Question II : Legitimate Expectation: It should be
pointed out in this regard that, under the powers
reserved to the member states by Art. 5(2) of
Regulation 170/83, fishing activities could
	967
be made subject to the grant to licences which, by
their nature, are subject to temporal limits and to
various conditions. Furthermore, the	introduction
of the quota system was only	one event amongst
others	in the evolution of the fishing industry,
which	is characterised by instability	and
continuous changes in the situation due to a series
of events such as the extensions, in 1976, of
fishing areas to 200 miles from certain coasts of
the community, the necessity to adopt measures	for
the conservation of fishing resources, which	was
dealt with at the international by the introduction
of total allowable catches, the arguments about the
distribution amongst	the members states of	the
total	allowable catches available to	the
Community, which were finally distributed on	the
basis of a reference period which ran from 1973 to
1978 but which is reconsidered every year.
In those circumstances, operators in the fishing
industry were not justified in taking the view that
the Community	rule precluded the making of	any
changes to the conditions laid down	by national
legislation or practice for the grant of licences
to fish against national quotas or the adoption of
new conditions compatible with community Law.
Consequently, the answer to this question must be
that Community Law as it now stands does	not
preclude legislation	or a practice of a member
state	whereby	a new	condition not	previously
stipulated is laid down for the grant of licences
to fish against national quotas.”
 Thus, it will be clear even legitimate	expectation
cannot preclude legislation.
 Where the right to continue in office has been put an
end to by statute, even then it may be complained that	the
other rights like salary and perks would continue to be
reserved and	they could be	claimed. To	avoid	that
contention, Section	3(2) provides	for	compensation
equivalent to the amount of salary and allowances for	the
unexpired term of office.
 Even assuming that the reasoning of the High Court is
correct, in that, by the term of appointment he should	have
a right to continue after
	968
attaining the age of 65, when we look at the	notification
dated 12.6.89, that lives the first respondent a right to
continue beyond the age of 65.
 Then the question	will be whether it is a single
person’s legislation. The argument and the counter arguments
proceed	thus.	Mr. Shanti Bhushan would urge that it
happened at the time of enactment only the first respondent
had attained the age of 65 years and, therefore, it could
not be called a single man’s legislation since	it affects
everyone. On the contrary, the argument of Kapil Sibal is
that only the first respondent alone could be affected	and,
therefore, it	is a single person’s	legislation being
violative of Article 14 of the constitution. We will look at
the relevant case law which deals with single person’s
legislation and how far they are violative of Article 14. In
Chiranjit Lal Chowdhury v. The Union of India	and Others,
[1950] 1 S.C.R. 869, the head note reads :
“Held also per KANIA C.J., FAZAL ALI, and MUKHERJEA
JJ.- (PATANJALI SASTRI AND DAS,JJ. dissenting) –
that though the Legislature had proceeded against
one company only and its shareholders inasmuch as
even one corporation or a group of persons can be
taken	to be a class by itself for the	purpose of
legislation, provided there is sufficient basis or
reason for it and there is a strong presumption in
favour	of the constitutionality of an enactment,
the burden was on the petitioner to	prove	that
there were also other companies similarly situated
and this company alone had	been discriminated
against, and	as he had failed to discharge	this
burden	the impugned Act cannot be held to	have
denied	to the petitioner the right to equal
protection of the laws referred to in Art. 14	and
the petitioner was not therefore entitled to	any
relief under Art. 32.”
	In Shri Ram Krishna Dalmia v. Shri Justice	S.R.
Tendolkar & Others, [1959] S.C.R. 1959 296-299,
it has been held thus :-
	“…It	is now well established that while article
14 forbids class legislation, it does	not forbid
reasonable classification for the purposes	of
legislation. In order, however, to pass the test of
permissible classification two conditions must be
fulfilled, namely, (i) that the classification must
be founded on an intelligible	differentia which
distinguishes persons or things that are
	969
grouped together from others left out of the group
and, (ii) that that	differentia must have a
rational relation to	the object sought to be
achieved by	the statute	in question.	The
classification	may be founded on different hases,
namely, geographical, or according to	objects or
occupations or the like. What is necessary is	that
there	must be a nexus between the basis	of
classification	and the object of the Act under
consideration.	It is also well established by	the
decisions of this Court that article	14 condemns
discrimination	not only by a substantive law	but
also	by a law of	procedure”. The principle
enunciated above has been consistently adopted	and
applied in subsequent cases. The decisions of this
Court further establish –
	(a) that a law may be constitutional even though it
relates to a single individual, on account of	some
special circumstances or reasons applicable to	him
and not applicable	to others, that single
individual may be treated as a class by himself ;
	(b) that there is always a presumption in favour of
the constitutionality	of an	enactment and	the
burden	is upon him who attacks it to show	that
there	has been a clear transgression of	the
constitutional principles ;
	(c) that it must be presumed that the	legislature
understands and correctly appreciates the need of
its own people, that its laws are	directed to
problems made manifest by experience and that	its
discriminations are based on adequate grounds ;
	(d) that the	legislature is	free to recognise
degrees of harm and may confine its restrictions to
those	cases where the need is deemed	to be	the
clearest ;
	(e) that in order to sustain the presumption of
constitutionality the court may	take	into
consideration matters of common knowledge, matters
of common report, the history of the times and may
assume every state of facts which can be conceived
existing at the time of legislation ; and
	(f) that while good faith and knowledge of	the
existing conditions on the part of a	legislature
are to be presumed, if there
	970
is nothing on the	face of the law or	the
surrounding circumstances brought to he notice of
the court on which the	classification	may
reasonably be regarded as based, the presumption of
constitutionality cannot be carried to the extent
of always holding that there must be	some
undisclosed and unknown reasons for subjecting
certain individuals or corporations to hostile or
discriminating legislation.
	The above principles will have to be constantly
borne	in mind by the court when it is called	upon
to adjudge the constitutionality of any particular
law attacked as discriminatory and violative of the
equal protection of the laws.
	A close persual of the decisions of this Court in
which the above principles have been enunciated and
applied by this Court will also show that a statute
which	may come up for consideration on a question
of its validity under Art. 14 of the Constitution,
may be placed in one or other of the following five
classes :-
	(i) A statute may itself indicate the persons or
things to whom its provisions are intended to apply
and the basis of the classification of such persons
of things may appear on the face of the statute or
may be gathered from the surrounding circumstances
known to or brought to the notice of the Court. In
determining the validity or otherwise or such a
statute the court has to examine whether	such
classification is or can be reasonably regarded as
based	upon some differentia	which distinguishes
such persons or things grouped together from those
left out of the group and whether such	differentia
has a reasonable relation to the object sought to
be achieved by the statute, no matter whether	the
provisions of the statute are intended to apply to
a particular person or thing or only to a certain
class	or persons or thing. Where the Court finds
that the classification satisfies the	tests,	the
court	will uphold the validity of the law, as it
did in Chiranjital Chowdhari v. The Union of India,
The State of Bombay v. F.N. Balsara,	Kedar	Nath
Bajoria v. The State of West Bengal V.M.	Sved
Mohammad & Company v. The State of	Andhra	and
Bhushan Choudhary v. The State of Bihar.
971
	(ii)	A statute may direct its provisions against
one individual person or thing or	to several
individual persons or things	but no reasonable
basis	of classification may appear on the face of
it or be	deducible from the	surrounding
circumstances, or matters of common knowledge.	In
such a case the court will strike down the law as
an instance of naked discrimination, as it did in
Ammerunnissa Begum v. Mahboob Begum and Ramprasad
Narain Sahi v. The State of Bihar.”
 From the	proposition it is clear that there could a
legislation relating to a single person. Assuming for a
moment,	that the Section 3 applies	only to the first
respondent even then, where it is avowed policy of the State
to introduce an age of superannuation of 65 years of	age,
there is nothing wrong with the same.
 In Lachhman Das on behalf of firm Ram Ram Bux v. State
of Punjab and Others [1963] 2 S.C.R. 353 @ 375, it is	held
as thus :-
	“…Professor Willis says in his Constitutional Law
p.580 “a law applying to one person or one class of
persons is constitutional if there is sufficient
basis or reason for it”. This statement of law was
approved by this Court in Chiranjit Lal Chowdhry v.
Union of India“.
 Therefore,	on this principle Patiala State Bank	was
held to be a class by itself and it would be	within	the
power of the State to enact a law with respect to it.
 In	Tilkyat Shri Govindlalji Maharaj v. The State of
Rajasthan and others, [1964] S.C.R. 561 @ 617-18, it is held
as thus :-
	“That	takes us to the argument that	the Act is
invalid because it contravenes Act. 14. In	our
opinion, there is no substance in this argument. We
have referred to the historical background of	the
present legislation.	At the time when Ordinance
No. II of 1959 was issued, it had come to	the
knowledge of	the Government	of Rajasthan	that
valuables such a jewelleries, ornaments, gold	and
silver-ware and cash	had been removed by	the
Tilkayat in the month of December 1957, and as	the
successor of	the State of Mewar, the State of
Rajasthan had to
	972
exercise its	right	of supervising the	due
administration	of the properties of	the temple.
There	is no doubt that the shrine at Nathdwara
holds	a unique position amongst the Hindu shrines
in the State of Rajasthan and no temple can be
regarded as comparable with	it. Besides,	the
Tilkayat himself has entered into negotiations	for
the purpose of obtaining a proper scheme for	the
administration	of the temple properties and	for
that purpose, a suit under s.92 of the Code had in
fact been filed. A Commission of Enquiry had to be
appointed to investigate into the removal of	the
valuables. If the temple is a public	temple	and
the legislature though that it was essential to
safe	guard the interests of the temple by taking
adequate legislative action in that behalf, it is
difficult to	appreciate how	the Tilkayat	can
seriously contend that in passing the Act,	the
legislature has been guilty	of unconstitutional
discrimination. As has been held by this Court in
the case of Shri Ram Krishna Dalmia v. Shri Justice
G.R. Tendolkar, that a law may be constitutional
even though it relates to a single individual	if,
on account of some special circumstances or reasons
applicable to	him and not applicable	to others,
that single individual may be treated as a class by
himself. Therefore, the plea raised under Art.14
fails.
 In	Lalit	Narayan Mishra Institute of Economic
Development and Social Change, Patna, etc. v. State of Bihar
& other etc., [1988] 3 SCR 311 @ 312 it is held thus :-
“All	the institutions which answered	the
description given in section 2(a) of the Act	were
to be nationalised. It was not correct to say that
the Institute had	been	singled	out	for
nationalisation.”
@ p. 321 it is held thus :-
	“The nationalisation has been resolved to be	made
in phases. It has been already that under section
3(1) of the Act, the Institution mentioned in	the
Schedule will be transferred to	the State
Government and will be actually vested in it	free
from all circumstances. The Schedule mentions
only one Institute and in view of section 3(1) it
has vested in the State
	973
Government.	It is said that the first phase relates to
the taking over of the Institute and that has been done.
Section 3(2) also provides for amendment of the Schedule
by including any institution. In other words, the other
institutions which	answer the description	of private
educational	institutions as defined in clause (a) of
section 2 of the Act will also be nationalised not at a
time, but in phases, the first phase having started with
the take over of the institute. This, in short, is	the
scheme of the Act.
p. 232, it is held as under :-
 “The contention made on behalf of the petitioner-Society
is	wholly	misconcieved.	The Ordinances were	not
promulgated	and the Act was not passed for the purpose
of	nationalisation	of the Institute only. It is
apparent from the provisions of the Ordinances and	the
Act that the private educational institutions as defined
there in are to	be taken over for the	purpose as
mentioned in the Preambles to the Ordinances and the Act
in	a phased manner. All the institutions which answer
the description as given in Section 2(a) of the Act	are
to	be nationalised. It is, therefore, not	correct to
say	that the Institute has been singled out for	the
purpose of nationalisation.
 There can be no doubt that when nationalisation has to
be done in a phased manner, all the institutions cannot
be	taken over at a time.	The nationalisation in a
phased manner contemplates that by and by the object of
nationalisation will be taken over. Therefore, in
implementing the nationalisation of private institutions
in a phased manner, the Legislature has started with the
Institute.	Therefore, the question of singling out	the
Institute or treating it as a class by itself does no
arise, for as the provisions of the Act the Ordinances
go, all the private educational institutions, as defined
in	section	2(a) of the Act will be nationalised in a
phased manner”.
@ p.325-26 it is held thus :-
 “It	is submitted that this fact demonstrates that	the
professed object of nationalisation in phases is a	mere
pretence and a
	974
colourable device to single out the Institute	for
discriminatory	treatment. The taking over of	the
Institute is an act of legislation and not an	act
of the Government. The question to be considered
is whether at the time when the Ordinances	were
promulgated or the Act was	passed, the	same
suffered the vice of discrimination or not. There
can be no doubt that on the date the Ordinances
were promulgated and the Act was passed, the	same
could	not be	challenged on the ground of	non-
implementation	of the legislative	intent	in
nationalising	similar institutes by amending	the
Schedule. If	a legislative enactment cannot be
challenged as	discriminatory on the	date it is
passed, it is difficult to challenge the same as
violative of Article 14 of the Constitution on	the
ground of inaction of the executive in implementing
the purpose of the Act, regard being had to	the
fact that it was the Legislative which had made the
selection for the first phase of nationalisation.
If no such	selection had	been made by	the
Legislature and the entire thing had been left to
the discretion of the Government, it	might	have
been	possible to contend	of discriminatory
treatment. The respondent’s have, however, given
an explanation for not including the other similar
institutions in the programme of nationalisation,
to be precise, in the Schedule to the Act”.
While we are on this case, we have got to deal with the
arguments of Mr. Kapil Sibal, who bases his submission on
the extract from the pages 325-326 that the relevant date to
determine arbitrariness is the date of enactment. On	the
date if the first respondent alone is affected it would be
arbitrary and violative of Article 14, so proceeds argument.
 We	are unable to agree with this argument. No doubt,
in this case Lalit Narayan Mishra Institute alone was taken
over by the Legislature. That was the only	institution
affected thereby. Inspite of this the Court held	this
enactment is	not violative	of Article 14, since	the
institution of like nature would fall within the ambit of
the statute,	notwithstanding	the fact that only	one
institute has been specified in the schedule.	The attempt
of the	learned counsel for the first respondent that	all
these	cases legislative intervention became necessary
because there were some other reasons namely, mismanagement
requiring taking over the banks and temples etc.
	975
and therefore, the single person’s legislation was upheld is
not tenable.	We also hold that in order to	justify a
legislation of this character, no extraordinary situation
need be disclosed. The contention that this	is not in
furtherance of	the legislative object, cannot also be
accepted because it	has already been seen that	the
legislative object is to introduce as age of superannuation.
Beyond	this nothing more need be established by the State.
The possibility of this legislation applying to one or	more
persons	exists	in principle.	The fact that only	one
individual came to be affected cannot render the legislation
arbitrary as violative of Article 14. This	is because
Section	3 is	general in terms and the incidence of	its
applying to one individual does not render the	legislation
invalid.
 The theory advanced by the learned counsel for	the
first respondent that there must be mismanagement or	some
extraordinary situation to warrant a	legislation of	its
character also does not seem to be correct as seen from	The
Atlas Cycle Industries Ltd., Sonepat	v. Their Workmen,
[1963] 3 S.C.R. Suppl. 89 @ 103-4, it is held thus :-
“Lastly, it is contended that the transfer of	the
proceedings pending before the old Tribunal to	the
new Tribunal under the Notification dated October
31, 1957, was invalid and inoperative.	Two grounds
were urged in support of this contention. One is
that Shri A.N. Gujral attained the age of sixty-
five on June 4, 1957, and his term of office would
have then expired under s.7C. Then	the Punjab
Legislature enacted Act 8 of 1957 raising the	age
of retirement	under s.7C(b)	from sixty-five to
sixty-seven. That was with a view to continue Shri
A.N. Gujral in office. And this legislation	came
into force only on June 3, 1957. This Act, it is
said offends Art. 14 as its object was to benefit a
particular individual, Shri	A. N.	Gujral,	and
reference was made to a decision of this Court in
Ameeroonissa	v. Mehboob as supporting	this
contention. There is no force in this	contention.
There the legislation related to the estate of	one
Nawab Waliudduoula, and it provided that the claims
of Mehboob Begum and Kadiran Be gum, who claimed as
heirs	stood dismissed thereby and could not be
called	in question in any court of law. And	this
Court held that it was repugnant to Art. 14, as it
singled out individuals and denied them the right
	976
which	other citizens have of resort to a court of
law. But the impugned Act. 8 of 1957 is of general
application, the age being raised to	sixty-seven
with reference to all persons holding	the office
under	that section. The occasion which inspired
the enactment of the statute might be the impending
retirement of Shri A.N. Gujral. But that is not a
ground	for holding that it is	discriminatory	and
contravenes Art. 14, when it is, on its terms, of
general application”.
 The attempt to distinguish this case that it was	one
wherein	a benefit of extension was conferred	and that a
number	of industrial adjudications were pending cannot be
accepted.
 However, strong reliance is placed on D.S. Reddy v.
Chancellor, Osmania University & Ors, [1967] 2 S.C.R. 214 @
223. The facts of this case require to be noted they can be
culled from the headnote as under :-
	“As a result of the Osmania University	(Amendment)
Act II of 1966, s.12(1) of the Osmania University
Act,	1959, was amended to	provide for	the
appointment of the	Vice Chancellor by	the
Chancellor alone; in	s.12(2) a provision	was
introduced whereby he could only be removed	from
office by an order of the Chancellor passed on	the
ground of misbehaviour or incapacity after enquiry
by a person who was or had been a Judge of a	High
Court	or the	Supreme Court and after the	Vice
Chancellor had been given an opportunity of making
his representation against such removal Section
13(1)	of the 1959 Act was also amended so as to
reduce	the term of office of the Vice Chancellor
from 5 to 3 years.
	The 1959 Act was again amended later in 1966 by the
Osmania University (Second Amendment) Act XI of
1966.	Section 5 of this amending Act introduced a
new  s. 13A into the 1959 Act whereby it	was
provided that the person then holding the office of
Vice chancellor was appointed; and that such	new
appointment must be made within 90 days of	the
commencement of the Act whereupon the old	Vice
Chancellor would cease to hold Office.
977
	The appellant filed a writ petition claiming, inter
alia,	that s.5 of	the second amending	Act
introducing the new s.13A was discriminatory as
against him and therefore violative of Art. 14. The
High Court dismissed the petition.
	In the appeal to the Supreme Court, it	was
contended on behalf of the respondents that as	the
term of office had been reduced to 3 years by	the
first	amending Act, the legislature, in order to
give effect to this provision and to enable fresh
appointments to be made under the Act, had enacted
s.13A which had, necessarily, to apply to a person
like the appellant who was in office at the	time
when	the provisions	came into force.	Such
provisions could not, in the	nature	of things,
apply to Vice chancellors who were to be appointed
in future; the appellant was appointed from a panel
submitted by	a committee constituted under	the
unamended s.12(2) whereas future Vice	Chancellors
were to be appointed by the Chancellor alone;
furthermore, the appellant had been the	Vice
Chancellor for 7 years. Having regard to these
circumstances	the legislature had chosen to treat
the appellant	as a	class by himself and	had
differentiated	him from persons to be appointed
Vice	Chancellors in	the future;	that	such
classification	was reasonable and had	a rational
relation to the object sought to be	achieved by
the second amending	Act i.e. bringing about
uniformity in the tenure of 3 years of office	for
all Vice Chancellors; that the appellant was	not
entitled to the benefits of s.12(2) and	the
legislature was competent to enact s.13A so as to
give effect to the amended provisions as early as
possible”.
@ p. 229-230, it is held :-
	“We have already stated that the appellant	was
appointed under the Act, for a further term of 5
years,	as Vice Chancellor, on April 30, 1964,	and
he was continuing in office, as such, at the	time
when the two	Amending Acts	were passed;	and,
normally, he would be entitled to continue in	that
post for the full term, which will expire only at
the end of April, 1969. The First Amendment	Act
provided, in	s.12 of the Act, that the	Vice
Chancellor is to be appointed by the	Chancellor;
but s.12(2)
	978
specifically provided	that the Vice Chancellor
shall	not be removed from his office except by an
order	of the Chancellor passed on the ground of
misbehaviour or incapacity and, after due inquiry
by such person who is, or has been, a Judge	of a
High Court or the Supreme	Court,	as may	be
appointed by the Chancellor. It was also provided
that the Vice Chancellor was to have an opportunity
of making his representation against such removal.
Prima facia, the provisions contained in sub.s.(2)
of s.12 must also apply to the appellant, who	did
continue in office even after the passing of	the
First Amendment Act. No doubt the term of office of
the Vice Chancellor was fixed at 3	years under
s.13(1) of the Act. But no provisions were made in
the First Amendment Act regarding the	termination
of the tenure of office of the Vice chancellor	who
was then holding that post.
	There	can be no controversy that s.13A introduced
bys.5 of the Second Amendment Act, deals only	with
the appellant.	In fact, the stand taken on behalf
of the respondents in the counter affidavit filed
before	the High Court, was to the effect that	the
Legislature had chosen to treat the Vice Chancellor
holding office at the time of commencement of	the
Second	Amendment Act, as a class by	himself	and
with a view to enable the Chancellor to make fresh
appointments,	s.13A of the Act was enacted.
Therefore, it is clear that s.13A applies only to
the appellant. Though no doubt, it has	been
stated, on behalf of the respondent, that similar
provisions were incorporated, at about the	same
time,	in two other Acts, relating to two other
Universities viz., the Andhra University and	the
Sri Venkateswara University, and though	this
circumstance has also been taken into	account by
the learned Judges of the High Court, in	our
opinion, those provisions have no	bearing	in
considering the attack levelled by the appellant on
s.13A of the Act.
	This is a clear case where	the statute itself
directs its provisions by enacting s.13A, against
one individual, viz. the appellant; and before it
can be sustained as valid, this Court must be
satisfied
	979
that there is a reasonable basis for grouping	the
appellant as	a class by himself and that	such
reasonable basis must appear either in the statute
itself or must be deducible from other	surrounding
circumstances.	According to learned	counsel	for
the appellant, all Vice Chancellors of the Osmania
University come under one	group and can	be
classified only as one unit and there is absolutely
no justification for grouping the appellant under
one class and the Vice Chancellors to be appointed
in future under a separate class. In any event,.
it is also urged that the said classification	has
no relation	or nexus to the object of	the
enactment.
@ p. 230-231, it is observed as under :-
	“We are inclined to accept the contention of	Mr.
Setalvad, that there is no justification for	the
impugned legislation resulting in a classification
of the Vice Chancellors into two categories,	viz.
the appellant as the then existing Vice Chancellor
and the future Vice Chancellors to be appointed
under	the Act.
	In our view, the Vice Chancellor, who is appointed
under	the Act, or the Vice	Chancellor who	was
holding that post on the date of the	commencement
of the Second Amendment Act, from one single group
or class. Even assuming that the classification of
these	two types of persons as coming under	two
different groups can be made nevertheless, it is
essential that such	a classification must	be
founded on an intelligible	differentia which
distinguishes	the appellant from	the	Vice
Chancellor appointment under the Act.	We are	not
able to find any such intelligible differentia on
the basis of	which	the classification can be
justified.
	“While	a Vice Chancellor appointed under s.12 of
the Act can be removed from office only by adopting
the procedure under s.12(2), the services of	the
appellant, who was also a Vice Chancellor	and
similarly situated, is sought to be terminated by
enacting s.13A of the Act.	We do not see	any
policy	underlying the Act justifying	this
differential treatment accorded to the appellant.
The term of office of the Vice Chancellors has been
	980
no doubt reduced under the First Amendment Act	and
fixed	for 3 years for all the Vice	Chancellors.
But, so far	as the appellant is concerned, by
virtue of s.13A of the Act, he can continue to hold
that office only until a new Vice Chancellor is
appointed by the Chancellor, and that	appointment
is to be made within 90 days.	While all other Vice
Chancellors, appointed under the Act, can continue
to be in office for a period of three	years,	the
appellant is literally forced out of his office on
the expiry	of 90	days from the date	of
commencement of the Second Amendment Act. There is
also no provision in the statute providing for	the
termination of the	services of	the	Vice
chancellors, who are appointed under the Act, in
the manner provided under s.13A of the Act.	By
s.13A,	the appellant is even denied the benefits
which may be available under the provision to	sub-
s.(1)	of s.13 of the Act,	which	benefit	is
available to all other Vice chancellors.”
It	will be clear from the above extract	on its	own
terms the legislation applied only to one individual	and
nobody else, even in principle, to a future Vice Chancellor.
There was no basis for making a distinction between the then
existing Vice Chancellor and the future Vice	Chancellors,
who are to be treated differently. Further, the existing
Vice Chancellor was subject to a disability for which there
was no rational basis.
 As	a matter of fact, this ruling had come up	for
discussion in	Lalit Narayan Mishra Institute	of Economic
Development and Social Change, Patna, etc. v. State of Bihar
and Others etc., [1988] 3 S.C.R. 311 @ 322 it is ruled :-
“The other decision that has been relied upon by
the petitioner is B.S. Reddy v. Chancellor, Osmania
University, [1967] 2 SCR 214. What happened	in
that case was that	section	5 of	the Osmania
University (Second Amendment) Act, 1966 introduces
into the Osmania University Act, 1959 a new section
13A whereby it was provided that the	person	then
holding the office of the Vice Chancellor of	the
University could only hold that office until a	new
Vice Chancellor was appointed, and that such	new
amendment must be made within 90 days of	the
commen-
981
	cement of the said amendment Act whereupon the	old
Vice Chancellor would cease to hold the office. It
was held by	this Court that there was	no
justification	for the impugned legislation,	that
is, the provision of section 13A, resulting in a
classification	of the Vice Chancellors into	two
categories, namely, the appellant as the existing
Vice Chancellor and the future Vice Chancellors to
be appointed under the Osmania University Act.	It
was held that both these categories constituted one
single group of class, and that even assuming	that
the classification of these two types of persons as
coming	under two different groups could be made,
nevertheless,	it was essential that such a
classification	must be founded on an	intelligible
differentia which would distinguish the appellant
from the Vice Chancellors appointed under	the
Osmania University Act. The Court held that there
was no intelligible differentia on the basis of
which the classification could be justified.”
The situation	in the case in hand	is entirely
different.
 (Ameerunnissa Begum and Others v. Mehboob Begum	and
Others,	[1953] S.C.R. (404) Ameerunnissa’s case is clearly
distinguishable. The	reason is the	impugned enactment
excluded an particular set of persons viz., heirs of Nawab.
They were even denied access to Court to ventilate their
grievances. Secondly, it was a named legislation. Though
for apparent purposes it deals with specifically the wife’s
claims of succession. Lastly, we will deal with Ram Prasad
Narayan	Sahi and Another v. The State of Bihar and Others,
[1953] S.C.R. 1129 @ 1132-33, it is held as under :-
“The decision	of the majority of this Court in
Chiranjit Lal v. The Union of India is relied on in
support of these contentions. In	that case,
however, the majority felt justified in upholding
the legislation, though it adversely affected	the
rights	and interest	of the	shareholders of a
particular joint stock company, because	the
mismanagement	of	the company’s affairs
prejudicially	affected the	production of	an
essential commodity and caused serious unemployment
amongst a section of the community.	Mr. Justice
Das and I took the view that legislation directed
against a particular named person or	corporation
was
	982
obviously discriminatory	and could	not
constitutionally be	justified even if	such
legislation resulted in some benefit to the public.
In a system of Government by political parties, I
was apprehensive of the danger inherent in special
enactments which deprive particular named person of
their	liberty or property because the	Legislature
thinks	them guilty of misconduct, and said in	may
dissenting opinion :
	“Legislation based upon mismanagement or other
misconduct as the differentia and made applicable
to a specified individual or corporate body is	not
far removed	from the notorious parliamentary
procedure formerly employed in Britain of punishing
individual delinquents by	passing	bills	of
attainder, and should not, I think receive judicial
encouragements.
 It has to be carefully noted that this Act was intended
to deny the appellant a right to decision by a court of	law
and that too	in a private dispute between the parties.
Hence, this ruling again has no application to the facts of
the case. As we observed in the beginning of the judgment,
if the	State	is well entitled to introduce	an age of
superannuation	(we have referred to	[1985]	2 SCR	579
Nagaraja’s case), how could that be called discrimination or
unreasonable ? The resultant conclusion is the amending Act,
particularly, Section 3 is not, in any way, arbitrary	and,
therefore, not violative of Article 14.
 Whether the failure to implead Chauhan would be fatal
to the Writ Petition?
 The contention of Mr. Shanti Bhushan that the failure
to implead Chauhan will be fatal to the writ petition	does
not seem to be correct. He relies on A.I.R.	1979 Kerala
179. That case related to admission	to medical college
whereby	invalidating the selection vitally affected those
who had been selected already.	Equally, the case Padmraj
Samrendra and others v. State of Bihar and Anr., A.I.R. 1979
Patna 266 has no application.	This was a case where	the
plea was founded in Article 14 and arbitrary selection.	The
selectees were vitally affected. The plea that the decision
of the court in the absence of Chouhan would be violative of
principle of natural justice as any adverse decision would
affect him is not correct.
983
 On the contrary, we think we should approach the matter
from this point of view, viz., to render an effective
decision whether the presence of Chauhan is necessary?	We
will in this connection refer to A. Janardhana v. Union of
India and Others, [1983] 3 S.C.C. 601, @ para 36 it is	held
as under:-
	“…Approaching the matter from this angle, it	may
be noticed that relief is sought only against	the
Union of India and the concerned Ministry and	not
against any individual nor any seniority is claimed
by any one	individual and against another
particular individual and therefore, even	if
technically the direct recruits were not before the
court,	the petition is not likely to fail no	that
ground”.
 What was	the first respondent seeking in the	writ
petition? He was questioning the validity of the Ordinance
and the Act whereby he had been deprived of	his further
continuance. What is the relief could be have asked	for
against Chauhan? None.	The first point is Chauhan came to
be appointed consequent to the suspension of the first
respondent which suspension had come to be stayed by	the
High Court on 12.6.90.	Then, again, as pointed out by	the
High Court it was “till further orders”. Therefore, we hold
the failure to implead Chauhan does not	affect	the
maintainability of the writ petition.
 One postscriptum needs to be added. It was argued on
the basis of Pritam Singh v. The State, [1950]	S.C.R.	453
that unless the court comes to the conclusion that the	High
Court is palpably wrong, it should not interfere. No doubt,
the same principle is stated in Union of India v.	M.P.
Singh,	[1990]	(Suppl.) S.C.C. 701 that if	substantial
justice	is done the interference under Article 136 is	not
warranted. We	do not think this principle will have	any
application.
 There is no denying the fact that the first respondent
had
“battled with great grief and fears and borne	the
conflict of dream shattering years.”
 But the State says that this is a case of “much of a
muchness” in the words of Sir John	Vanbrugh (in	“The
Provoked Husband”).
984
 How do we balance these claims except to	examine	the
matter	in the light of the law and quote Horace: ” tempus
abire tibi est” (“time you were off”).
 In the light of the above discussion, it follows	that
the appellant	is entitled to succeed. We hold that on
13.7.90	the first respondent’s right to hold office as
Chairman/Member	of Himachal Pradesh Electricity Board	came
to end. The impugned judgment of the High Court in C.W.P.
No. 396 of 1990 dated 12th July, 1991 is hereby set aside.
The appeal will stand allowed.
 However, as repeatedly stated by Mr. Shanti Bhushan
during the course of the arguments that the State is willing
to provide compensation for the remaining period of	the
tenure, we direct the State to pay the first respondent	the
salary, allowances and perks for the period commencing	from
13.7.90 upto 25.7.92, had he continued in office but for the
impugned legislation.	If any payment has been made by
interim	orders	of the court that will go	towards	the
deduction of this liability.
 In view of the peculiar facts and circumstances of	the
case, there will be no order as to costs.
V.P.R.					     Appeal allowed.
						  985