CASE NO.: Appeal (civil) 5732 of 2007 PETITIONER: Divisional Manager, Aravali Golf Club & Anr. RESPONDENT: Chander Hass & Anr. DATE OF JUDGMENT: 06/12/2007 BENCH: A. K. Mathur & Markandey Katju JUDGMENT:
JUDGMENT
O R D E R
[Arising out of S.L.P(C) No.3358 of 2007]
1. Heard learned counsel for the parties.
2. Leave granted.
3. This appeal by special leave is directed against the judgment and
order dated 17th February, 2006 passed by a learned Single Judge of the
High Court of Punjab and Haryana in R.S.A. No.666/2006 whereby the
learned Single Judge has affirmed the judgment and decree passed by the
First Appellate Court.
4. The brief facts which are necessary for the disposal of the present
appeal are that the plaintiffs (respondents in this appeal) were appointed as
Mali (gardener) in the service of the defendant-appellant, which is a golf
club run by the Haryana Tourism Corporation in the year 1989 and 1988
respectively on daily wages. Subsequently in the year 1989 they were told
to perform the duties of Tractor Drivers, though there was no post of tractor
driver in the employers establishment. However for a number of years they
continued to be paid wages for the post of Mali.
5. Thereafter on a recommendation made by the Head Office, the
appellants started paying them wages of tractor driver on daily wage basis,
as per rates recommended by the Deputy Commissioner. Though they
continued to work for about a decade as tractor drivers, their services were
regularized against the post of Mali in the year 1999 and not as tractor
driver. When despite representations their grievance was not redressed, the
respondents herein filed civil suit in the month of April, 2001 claiming
regularization against the posts of tractor driver. Their claim was rejected by
the Trial Court which observed that there was no post of tractor driver in the
establishment, and the suit was dismissed. The Trial Court held that plying a
tractor is part and parcel of the job of Mali in a Golf Club, since the Golf
Field of the Club is vast and needs to be maintained with mechanical
gadgets.
6. Aggrieved against the said order of dismissal of the suit, the
respondents herein preferred an appeal before the Additional District Judge,
Faridabad. Their appeal was accepted and the judgment and decree of the
Trial Court was set aside. The First Appellate Court observed that the
defendants were taking the work of tractor driver from the plaintiffs since
13.8.1999, and hence it directed the defendants to get the post of tractor
driver sanctioned, and to regularize the plaintiffs on that post.
7. Thereafter the Divisional Manager, Aravali Golf Club filed a second
appeal before the High Court of Punjab and Haryana. The learned Single
Judge held that the post of tractor driver should be created as there is no
hitch in not creating the posts of drivers especially when tractors were
available and there existed need to use those tractors. It was also observed
by the learned Single Judge that simply by relying upon technicalities the
State authorities cannot be allowed to suppress the individuals and to deny
their lawful rights. The learned Single Judge also held that no substantial
question of law arose in the matter. Hence, the second appeal was dismissed
and the judgment of the First Appellate Court was upheld. Aggrieved
against the said judgment of the learned Single Judge, the appellants are in
appeal before us.
8. The plaintiff-respondents admitted in the plaint that they were
appointed as Mali. In the suit the plaintiff-respondents stated that they were
working as tractor driver at Aravali Golf Club. Initially they were engaged
on daily wages. Thereafter their services were regularized on the post of
Mali (gardener) instead of tractor driver. The respondents filed a
representation before the concerned authorities for regularizing them on the
post of Tractor Driver, but that was not done since there was no post of
tractor driver. Therefore, the respondents filed a suit.
9. The suit was contested by the defendants-appellants. The appellants
in their written statement submitted that the plaintiffs were appointed as
Mali on a daily wage basis on 9.10.1989. The respondent No.1 had earlier
filed Writ Petition No.6216/1991 for regularizing his services. The Honble
High Court disposed of the said writ petition by passing the order directing
the respondent No.1 to make a representation against the termination of his
services and the appellants herein were restrained from terminating the
services of the respondent No.1 till his representation was decided. The writ
petition was accordingly disposed of.
10. In pursuance of the said order the respondent No.1 made
representation for regularization of his service on 2.5.1991. The plaintiff-
respondent was informed vide order dated 14.5.1991 that there was no post
of tractor driver and his case for regularization would be considered as and
when sanctioned post of the tractor deriver will be available.
11. The plaintiff-respondent was paid wages of tractor deriver from
August 1990 to 11.5.1999 on daily wage basis on D.C. rate as he was asked
to work as a tractor driver. He was also informed that whenever a post of
tractor driver was created, his case for appointment of tractor deriver will be
considered. In the meanwhile services of plaintiff No.1 was regularized as
Mali vide order dated 11.5.1999 which was duly accepted by him without
any protest. Similar is the case of respondent No.2 herein. He was engaged
as Mali on daily wage basis w.e.f. 1.9.1988 and his services were also
regularized as Mali vide order dated 11.5.1999.
12. In the written statement in the suit the appellants took preliminary
objection that as there is no sanctioned post of tractor driver and hence there
is no question of their being appointed on the post of tractor driver. It was
also asserted in the written statement that as and when the post of tractor
driver will be available their cases will be considered in accordance with
law. On the basis of these pleadings, several issues were framed and a
finding was recorded by the Trial Court that as there is no sanctioned post of
tractor driver, the plaintiffs cannot be regularized in the said post. This is a
finding of fact recorded by the Trial Court and it was never disputed at any
stage. Aggrieved against the said judgment the respondents herein filed an
appeal and the learned First Appellate Court without going into the merit of
the matter set aside the judgment and decree of the Trial Court and directed
creation of the post of tractor driver, and regularization of the respondents on
the said post. Against the said order of the First Appellate Court, the
appellants herein preferred a second appeal before the High Court of Punjab
and Haryana. The learned Single Judge has affirmed the judgment and order
of the First Appellate Court.
13. Learned counsel for the appellants submitted that there is no post of
tractor driver, and therefore, there is no question of regularizing the
respondents in the said post. It is not disputed that there is no sanctioned
post of tractor driver in the appellants establishment. Learned counsel for
the respondents has also not been able to show that there are any sanctioned
posts of tractor driver.
14. Since there is no sanctioned post of tractor driver against which the
respondents could be regularized as tractor driver, the direction of the First
Appellate Court and the learned Single Judge to create the post of tractor
driver and regularizing the services of the respondents against the said newly
created posts was in our opinion completely beyond their jurisdiction.
15. The Court cannot direct the creation of posts. Creation and sanction
of posts is a prerogative of the executive or legislative authorities and the
Court cannot arrogate to itself this purely executive or legislative function,
and direct creation of posts in any organization. This Court has time and
again pointed out that the creation of a post is an executive or legislative
function and it involves economic factors. Hence the Courts cannot take
upon themselves the power of creation of a post. Therefore, the directions
given by the High Court and First Appellate Court to create the posts of
tractor driver and regularize the services of the respondents against the said
posts cannot be sustained and are hereby set aside.
16. Consequently, this appeal is allowed and the judgment and order of
the High Court as well as that of the First Appellate Court are set aside and
the judgment of the Trial Court is upheld. The suit is dismissed. No costs.
17. Before parting with this case we would like to make some
observations about the limits of the powers of the judiciary. We are
compelled to make these observations because we are repeatedly coming
across cases where Judges are unjustifiably trying to perform executive or
legislative functions. In our opinion this is clearly unconstitutional. In the
name of judicial activism Judges cannot cross their limits and try to take
over functions which belong to another organ of the State.
18. Judges must exercise judicial restraint and must not encroach into the
executive or legislative domain vide Indian Drugs & Pharmaceuticals
Ltd. vs. The Workman of Indian Drugs & Pharmaceuticals Ltd. (2007)
1 SCC 408 and S.C. Chandra and Ors. vs. State of Jharkhand and Ors.
JT 2007 (10) 4 SC 272 (See concurring judgment of M. Katju, J.).
19. Under our Constitution, the Legislature, Executive and Judiciary all
have their own broad spheres of operation. Ordinarily it is not proper for
any of these three organs of the State to encroach upon the domain of
another, otherwise the delicate balance in the Constitution will be upset, and
there will be a reaction.
20. Judges must know their limits and must not try to run the
Government. They must have modesty and humility, and not behave like
Emperors. There is broad separation of powers under the Constitution and
each organ of the State the legislature, the executive and the judiciary
must have respect for the others and must not encroach into each others
domains.
21. The theory of separation of powers first propounded by the French
thinker Montesquieu (in his book `The Spirit of Laws) broadly holds the
field in India too. In chapter XI of his book `The Spirit of Laws
Montesquieu writes :
When the legislative and executive powers are
united in the same person, or in the same body of
magistrates, there can be no liberty; because
apprehensions may arise, lest the same monarch or senate
should enact tyrannical laws, to execute them in a
tyrannical manner.
Again, there is no liberty, if the judicial power be
not separated from the legislative and executive. Were it
joined with the legislative, the life and liberty of the
subject would be exposed to arbitrary control; for the
judge would be then the legislator. Were it joined to the
executive power, the judge might behave with violence
and oppression.
There would be an end of everything, were the
same man or the same body, whether of the nobles or of
the people, to exercise those three powers, that of
enacting laws, that of executing the public resolutions,
and of trying the causes of individuals.
(emphasis supplied)
We fully agree with the view expressed above. Montesquieus warning in
the passage above quoted is particularly apt and timely for the Indian
Judiciary today, since very often it is rightly criticized for `over-reach and
encroachment into the domain of the other two organs.
22. In Tata Cellular vs. Union of India AIR 1996 SC 11 (vide
paragraph 113) this Court observed that the modern trend points to judicial
restraint in administrative action. The same view has been taken in a large
number of other decisions also, but it is unfortunate that many courts are not
following these decisions and are trying to perform legislative or executive
functions. In our opinion adjudication must be done within the system of
historically validated restraints and conscious minimization of the Judges
preferences. The Court must not embarrass the administrative authorities
and must realize that administrative authorities have expertise in the field of
administration while the Court does not. In the word of Chief Justice Neely:
I have very few illusions about my own
limitations as a judge. I am not an accountant, electrical
engineer, financier, banker, stockbroker or system
management analyst. It is the height of folly to expect
Judges intelligently to review a 5000 page record
addressing the intricacies of a public utility operation. It
is not the function of a Judge to act as a super board, or
with the zeal of a pedantic school master substituting its
judgment for that of the administrator.
23. In Ram Jawaya vs. State of Punjab AIR 1955 SC 549 (vide
paragraph 12), a Constitution Bench of this Court observed:
The Indian Constitution has not indeed
recognized the doctrine of separation of powers in its
absolute rigidity but the functions of the different parts or
branches of the Government have been sufficiently
differentiated and consequently it can very well be said
that our Constitution does not contemplate assumption by
one organ or part of the State, of functions that
essentially belong to another
(emphasis supplied)
24. Similarly, in Asif Hameed vs. State of Jammu and Kashmir, AIR
1989 SC 1899 a three Judge bench of this Court observed (vide paragraphs
17 to 19) :
17. Before adverting to the controversy directly
involved in these appeals we may have a fresh look on
the inter se functioning of the three organs of democracy
under our Constitution. Although the doctrine of
separation of powers has not been recognized under the
Constitution in its absolute rigidity but the constitution
makers have meticulously defined the functions of
various organs of the State. Legislature, executive and
judiciary have to function within their own spheres
demarcated under the Constitution. No organ can usurp
the functions assigned to another. The Constitution trusts
to the judgment of these organs to function and exercise
their discretion by strictly following the procedure
prescribed therein. The functioning of democracy
depends upon the strength and independence of each of
its organs. Legislature and executive, the two facets of
peoples will, they have all the powers including that of
finance. Judiciary has no power over sword or the purse
nonetheless it has power to ensure that the aforesaid two
main organs of State function within the constitutional
limits. It is the sentinel of democracy. Judicial review is
a powerful weapon to restrain unconstitutional exercise
of power by the legislature and executive. The expanding
horizon of judicial review has taken in its fold the
concept of social and economic justice. While exercise
of powers by the legislature and executive is subject to
judicial restraint, the only check on our own exercise of
power is the self imposed discipline of judicial restraint.
18. Frankfurter, J. of the U.S. Supreme Court
dissenting in the controversial expatriation case of Trop
v. Dulles (1958) 356 US 86 observed as under :
All power is, in Madisons phrase, of an
encroaching nature. Judicial powers is not
immune against this human weakness. It
also must be on guard against encroaching
beyond its proper bounds, and not the less so
since the only restraint upon it is self
restraint.
Rigorous observance of the difference
between limits of power and wise exercise
of powerbetween questions of authority
and questions of prudencerequires the most
alert appreciation of this decisive but subtle
relationship of two concepts that too easily
coalesce. No less does it require a
disciplined will to adhere to the difference.
It is not easy to stand aloof and allow want
of wisdom to prevail to disregard ones own
strongly held view of what is wise in the
conduct of affairs. But it is not the business
of this Court to pronounce policy. It must
observe a fastidious regard for limitations on
its own power, and this precludes the
Courts giving effect to its own notions of
what is wise or politic. That self-restraint is
of the essence in the observance of the
judicial oath, for the Constitution has not
authorized the judges to sit in judgment on
the wisdom of what Congress and the
Executive Branch do.
19. When a State action is challenged, the function of
the court is to examine the action in accordance with law
and to determine whether the legislature or the executive
has acted within the powers and functions assigned under
the constitution and if not, the court must strike down the
action. While doing so the court must remain within its
self-imposed limits. The court sits in judgment on the
action of a coordinate branch of the Government. While
exercising power of judicial review of administrative
action, the court is not an appellate authority. The
constitution does not permit the court to direct or advise
the executive in matters of policy or to sermonize qua
any matter which under the constitution lies within the
sphere of legislature or executive, provided these
authorities do not transgress their constitutional limits or
statutory powers.
25. Unfortunately, despite these observations in the above mentioned
decisions of this Court, some courts are still violating the high constitutional
principle of separation of powers as laid down by Montesquieu. As pointed
out by Honble Mr. Justice J. S. Verma, the former CJI, in his Dr. K.L.
Dubey Lecture:
.Judiciary has intervened to question a mysterious
car racing down the Tughlaq Road in Delhi, allotment of
a particular bungalow to a Judge, specific bungalows for
the Judges pool, monkeys capering in colonies, stray
cattle on the streets, clearing public conveniences,
levying congestion charges at peak hours at airports with
heavy traffic, etc. under the threat of use of contempt
power to enforce compliance of its orders. Misuse of the
contempt power to force railway authorities to give
reservation in a train is an extreme instance.
26. Recently, the Courts have apparently, if not clearly, strayed into the
executive domain or in matters of policy. For instance, the orders passed by
the High Court of Delhi in recent times dealt with subjects ranging from age
and other criteria for nursery admissions, unauthorized schools, criteria for
free seats in schools, supply of drinking water in schools, number of free
beds in hospitals on public land, use and misuse of ambulances,
requirements for establishing a world class burns ward in the hospital, the
kind of air Delhities breathe, begging in public, the use of sub-ways, the
nature of buses we board, the legality of constructions in Delhi, identifying
the buildings to be demolished, the size of speed-breakers on Delhi roads,
auto-rickshaw over-charging, growing frequency of road accidents and
enhancing of road fines etc. In our opinion these were matters pertaining
exclusively to the executive or legislative domain. If there is a law, Judges
can certainly enforce it, but Judges cannot create a law and seek to enforce
it.
27. For instance, the Delhi High Court directed that there can be no
interview of children for admissions in nursery schools. There is no statute
or statutory rule which prohibits such interviews. Hence the Delhi High
Court has by a judicial order first created a law (which was wholly beyond
its jurisdiction) and has then sought to enforce it. This is clearly illegal, for
Judges cannot legislate vide Union of India vs. Deoki Nandan Agarwal,
AIR 1992 SC 96. In V.K. Reddy vs. State of Andhra Pradesh J.T.
2006(2) SC 361 (vide para 17) this Court observed The Judges should not
proclaim that they are playing the role of law maker merely for an exhibition
of judicial valour. Similarly, the Court cannot direct the legislature to make
a particular law vide Suresh Seth vs. Commissioner, Indore Municipal
Corporation & Ors. AIR 2006 SC 767, Bal Ram Bali vs. Union of India
JT 2007 (10) SC 509, but this settled principle is also often breached by
Courts.
28. The Jagadambika Pals case of 1998, involving the U.P. Legislative
Assembly, and the Jharkhand Assembly case of 2005, are two glaring
examples of deviations from the clearly provided constitutional scheme of
separation of powers. The interim orders of this Court, as is widely
accepted, upset the delicate constitutional balance among the Judiciary,
Legislature and the Executive, and was described Hon. Mr. J.S. Verma, the
former CJI, as judicial aberrations, which he hoped that the Supreme Court
will soon correct.
29. Honble Justice A.S. Anand, former Chief Justice of India has
recently observed : Courts have to function within the established
parameters and constitutional bounds. Decisions should have a
jurisprudential base with clearly discernible principles. Courts have to be
careful to see that they do not overstep their limits because to them is
assigned the sacred duty of guarding the Constitution. Policy matters, fiscal,
educational or otherwise, are thus best left to the judgment of the executive.
The danger of the judiciary creating a multiplicity of rights without the
possibility of adequate enforcement will, in the ultimate analysis, be counter
productive and undermine the credibility of the institution. Courts cannot
create rights where none exists nor can they go on making orders which
are incapable of enforcement or violative of other laws or settled legal
principles. With a view to see that judicial activism does not become
judicial adventurism, the courts must act with caution and proper restraint.
They must remember that judicial activism is not an unguided missile
failure to bear this in mind would lead to chaos. Public adulation must not
sway the judges and personal aggrandizement must be eschewed. It is
imperative to preserve the sanctity and credibility of judicial process. It
needs to be remembered that courts cannot run the government. The
judiciary should act only as an alarm bell; it should ensure that the executive
has become alive to perform its duties.
30. The justification often given for judicial encroachment into the
domain of the executive or legislature is that the other two organs are not
doing their jobs properly. Even assuming this is so, the same allegation can
then be made against the judiciary too because there are cases pending in
Courts for half-a-century as pointed out by this Court in Rajindera Singh
vs. Prem Mai & others (Civil Appeal No. 1307/2001) decided on 23
August, 2007.
31. If the legislature or the executive are not functioning properly it is for
the people to correct the defects by exercising their franchise properly in the
next elections and voting for candidates who will fulfill their expectations,
or by other lawful methods e.g. peaceful demonstrations. The remedy is not
in the judiciary taking over the legislative or executive functions, because
that will not only violate the delicate balance of power enshrined in the
Constitution, but also the judiciary has neither the expertise nor the
resources to perform these functions.
32. Of the three organs of the State, the legislature, the executive, and the
judiciary, only the judiciary has the power to declare the limits of
jurisdiction of all the three organs. This is a great power and hence must
never be abused or misused, but should be exercised by the judiciary with
the utmost humility and self-restraint.
33. Judicial restraint is consistent with and complementary to the balance
of power among the three independent branches of the State. It
accomplishes this in two ways. First, judicial restraint not only recognizes
the equality of the other two branches with the judiciary, it also fosters that
equality by minimizing inter-branch interference by the judiciary. In this
analysis, judicial restraint may also be called judicial respect, that is, respect
by the judiciary for the other coequal branches. In contrast, judicial
activisms unpredictable results make the judiciary a moving target and thus
decreases the ability to maintain equality with the co-branches. Restraint
stabilizes the judiciary so that it may better function in a system of inter-
branch equality.
34. Second, judicial restraint tends to protect the independence of the
judiciary. When courts encroach into the legislative or administrative fields
almost inevitably voters, legislators, and other elected officials will conclude
that the activities of judges should be closely monitored. If judges act like
legislators or administrators it follows that judges should be elected like
legislators or selected and trained like administrators. This would be
counterproductive. The touchstone of an independent judiciary has been its
removal from the political or administrative process. Even if this removal
has sometimes been less than complete, it is an ideal worthy of support and
one that has had valuable effects.
35. The constitutional trade off for independence is that judges must
restrain themselves from the areas reserved to the other separate branches.
Thus, judicial restraint complements the twin, overarching values of the
independence of the judiciary and the separation of powers.
36. In Lochner vs. New York 198 US 45(1905) Mr. Justice Holmes of
the U.S. Supreme Court in his dissenting judgment criticized the majority of
the Court for becoming a super legislature by inventing a `liberty of
contract theory, thereby enforcing its particular laissez faire economic
philosophy. Similarly, in his dissenting judgment in Griswold vs.
Cannecticut 381 U.S. 479, Mr. Justice Hugo Black warned that unbounded
judicial creativity would make this Court a day-to-day Constitutional
Convention. In `The Nature of the Judicial Process Justice Cardozo
remarked : The Judge is not a Knight errant, roaming at will in pursuit of
his own ideal of beauty and goodness. Justice Frankfurter has pointed out
that great judges have constantly admonished their brethren of the need for
discipline in observing their limitations (see Frankfurters `Some Reflections
on the Reading of Statutes).
37. In this connection we may usefully refer to the well-known episode in
the history of the U.S. Supreme Court when it dealt with the New Deal
Legislation of President Franklin Roosevelt. When President Roosevelt took
office in January 1933 the country was passing through a terrible economic
crisis, the Great Depression. To overcome this, President Roosevelt initiated
a series of legislation called the New Deal, which were mainly economic
regulatory measures. When these were challenged in the U.S. Supreme
Court the Court began striking them down on the ground that they violated
the due process clause in the U.S. Constitution. As a reaction, President
Roosevelt proposed to reconstitute the Court with six more Judges to be
nominated by him. This threat was enough and it was not necessary to carry
it out. The Court in 1937 suddenly changed its approach and began
upholding the laws. `Economic due process met with a sudden demise.
38. The moral of this story is that if the judiciary does not exercise
restraint and over-stretches its limits there is bound to be a reaction from
politicians and others. The politicians will then step in and curtail the
powers, or even the independence, of the judiciary (in fact the mere threat
may do, as the above example demonstrates). The judiciary should,
therefore, confine itself to its proper sphere, realizing that in a democracy
many matters and controversies are best resolved in non-judicial setting.
39. We hasten to add that it is not our opinion that judges should never be
`activist. Sometimes judicial activism is a useful adjunct to democracy
such as in the School Segregation and Human Rights decisions of the U.S.
Supreme Court vide Brown vs. Board of Education 347 U.S. 483 (1954),
Miranda vs. Arizona 384 U.S. 436, Roe vs. Wade 410 U.S. 113, etc. or
the decisions of our own Supreme Court which expanded the scope of
Articles 14 and 21 of the Constitution. This, however, should be resorted to
only in exceptional circumstances when the situation forcefully demands it
in the interest of the nation or the poorer and weaker sections of society but
always keeping in mind that ordinarily the task of legislation or
administrative decisions is for the legislature and the executive and not the
judiciary.
40. In Dennis vs. United States (United States Supreme Court Reports
95 Law Ed. Oct. 1950 Term U.S. 340-341) Mr. Justice Frankfurter observed:
Courts are not representative bodies. They are not designed to be a
good reflex of a democratic society. Their judgment is best informed, and
therefore, most dependable, within narrow limits. Their essential quality is
detachment, founded on independence. History teaches that the
independence of the judiciary is jeopardized when courts become embroiled
in the passions of the day and assume primary responsibility in choosing
between competing political, economic and social pressures.
41. In view of the above discussion we are clearly of the view that both
the High Court and First Appellate Court acted beyond their jurisdiction in
directing creation of posts of tractor driver to accommodate the respondents.
Appeal Allowed.