Supreme Court of India

A.K.Behera vs Union Of India & Anr on 6 May, 2010

Supreme Court of India
A.K.Behera vs Union Of India & Anr on 6 May, 2010
Author: J Panchal
Bench: K.G. Balakrishnan, Dalveer Bhandari, J.M. Panchal
                                                                Reportable

            IN THE SUPREME COURT OF INDIA

              CIVIL ORIGINAL JURISDICTION

             Writ Petition (Civil) No. 261 of 2007

A.K. Behra                                    ... Petitioner

                           Versus

Union of India and another                    ... Respondent

                             With

             Writ Petition (Civil) No. 539 of 2007




                        JUDGMENT

J.M. Panchal, J.

1. In the Writ Petition (C) No. 261 of 2007, the

petitioner, who is a practicing lawyer and Honorary

Secretary of the Central Administrative Tribunal,

Principal Bench, Bar Association, prays (1) to quash the

decision of the respondents to abolish the post of Vice
2
Chairman in the Central Administrative Tribunal as

reflected in the Administrative Tribunal (Amendment)

Act, 2006 and to direct the respondents to restore the

said post in the Central Administrative Tribunal, (2) to

declare that the newly inserted Section 10A of the

Administrative Tribunals Act, 1985 to the extent it

prescribes different conditions of service for the Members

of the Central Administrative Tribunal on the basis of

their appointment under the unamended Rules and

under the amended Rules, as unconstitutional, arbitrary

and not legally sustainable, (3) to direct the respondents

to accord all conditions of service as applicable to the

Judges of High Court to all the members of the Central

Administrative Tribunal irrespective of their appointment

under the unamended or amended Rules, (4) to declare

that the newly inserted Section 10A of the Administrative

Tribunals Act, 1985 as unconstitutional to the extent it

stipulates that the total term of office of the member of

the Central Administrative Tribunal shall not exceed 10

years, (5) to direct the respondents to continue all the
3
members appointed under the unamended or amended

Rules till they attain the age of superannuation of 65

years, (6) to declare, the newly inserted qualifications for

appointment as administrative members as reflected in

the amended Section 6(2), as arbitrary and

unsustainable, and (7) to quash the newly added Section

12(2) of the Administrative Tribunals Act, 1985

authorising the appropriate Government to designate one

or more members to be the Vice Chairman for exercise of

financial and administrative powers as impinging upon

the independence of judiciary.

2. Writ Petition (C) No. 539 of 2007 is filed by a

judicial member of Maharashtra Administrative Tribunal

and he prays to set aside the decision of the respondents

requiring Members of the Administrative Tribunal

appointed before the coming into force of Administrative

Tribunals (Amendment) Act, 2006 to seek fresh

appointment in accordance with the selection procedure

laid down for such appointments as being arbitrary and
4
violative of Articles 14 and 16 of the Constitution. He

also prays to declare that newly introduced Section 10A,

so far as it relates to consideration of members of the

Administrative Tribunal for reappointment by Selection

Committee, is not applicable to those, who were duly

appointed as members prior to February 19, 2007.

Another prayer made by him is to direct the respondents

to restore his continuance as Member of Maharashtra

Administrative Tribunal till he attains the age of

superannuation of 65 years and to direct the respondents

to accord all conditions of service, as applicable to the

Judges of the High Court, to him.

3. Article 323A of the Constitution, stipulates that

Parliament may by law, provide for the adjudication or

trial by Administrative Tribunals of disputes and

complaints with respect to recruitment and the

conditions of service of persons appointed to public

services and posts in connection with the affairs of the

Union or of any State or of any local or other authority
5
within the territory of India or under the control of the

Government of India or of any Corporation owned or

controlled by the Government. The establishment of

Administrative Tribunals under the aforesaid provisions

of the Constitution had become necessary since the large

number of cases relating to service matters were pending

before the various courts. It was expected that the

setting up of such Administrative Tribunals to deal

exclusively with service matters would go a long way in

not only reducing the burden of various courts and

thereby giving them more time to deal with other cases

expeditiously but would also provide to the persons

coming under the jurisdiction of Administrative

Tribunals, speedy relief in respect of their grievances.

Therefore, a Bill was introduced in the Parliament for

setting up the Central Administrative Tribunal. The Bill

sought to give effect to Article 323A by providing for the

establishment of an Administrative Tribunal for the

Union and a separate Administrative Tribunal for a State

or a joint Administrative Tribunal for two or more States.
6
The Bill inter alia provided for – (a) the jurisdiction,

powers and authority to be exercised by each Tribunal,

(b) the procedure to be followed by the State Tribunals,

(c) exclusion of the jurisdiction of all courts, except that

of the Supreme Court under Article 136 of the

Constitution relating to service matters, and (d) the

transfer to each Administrative Tribunal of any suit or

other proceedings pending before any court or other

authority immediately before the establishment of such

Tribunal as would have been within the jurisdiction of

such Tribunal the causes of action on which such suits

or proceedings were based had arisen after such

establishment.

4. The Parliament, thereafter enacted The

Administrative Tribunals Act, 1985. It received the

assent of the President on February 27, 1985.

5. The Central Administrative Tribunal with five

Benches was established on November 1, 1985 in

pursuance of the provisions of the Administrative
7
Tribunals Act, 1985. Prior to its establishment, writ

petitions were filed in various High Courts as well as in

the Supreme Court challenging the constitutional validity

of Article 323A of the Constitution and the provisions of

the Administrative Tribunals Act. The main contention

in the writ petitions was that the writ jurisdiction of the

Supreme Court under Article 32 of the Constitution as

well as that of the High Courts under Article 226 of the

Constitution could not have been taken away even by an

amendment of the Constitution. Although the Supreme

Court, by an interim order stayed the transfer of writ

petitions filed in the Supreme Court under Article 32 of

the Constitution to the Central Administrative Tribunal,

it did not stay transfer of writ petitions under Article 226

of the Constitution subject to the condition that the

Government would make certain amendments in the Act.

One of the amendments suggested by the Supreme Court

was that each case in the Tribunal must be heard by a

Bench consisting of one judicial member and one non-

judicial member and the appointment of judicial
8
members should be done in consultation with the Chief

Justice of India. An undertaking was given to the

Supreme Court that a Bill to make suitable amendments

in the Act would be brought before the Parliament as

early as possible. The Central Administrative Tribunal

had also started functioning in Benches in accordance

with the above directions of the Supreme Court. As the

writ petitions referred to above were to come up for

hearing in January, 1986, the President promulgated the

Administrative Tribunals (Amendment) Ordinance, 1986

on January 22, 1986 so as to give effect to the assurance

given to the Supreme Court and to make some other

amendments found necessary in the administration of

the Act. The Ordinance inter alia provided for the

following matters, namely: –

(a) The concept of Judicial Member and Administrative

Member was introduced in the Act. The Bench of

Administrative Tribunal was to consist of one

Judicial Member and one Administrative Member
9
instead of three members Bench to be presided over

by the Chairman or by the Vice Chairman. It was

also provided that the appointment of a Judicial

Member would be made after consultation with the

Chief Justice of India.

(b) The jurisdiction of the Supreme Court in service

matters under Article 32 of the Constitution was

preserved. The Principal Act had intended to confer

this jurisdiction also on the Tribunals.

(c) A provision was included to designate, with the

concurrence of any State Government, all or any of

the members of the Bench or Benches of the State

Administrative Tribunal established for that State

as Members of the Bench or Benches of the Central

Administrative Tribunal in respect of that State.

(d) The jurisdiction of the Tribunal was also extended

to persons, who were governed by the provisions of

the Industrial Disputes Act, 1947 without affecting

the rights of such persons under the Act.

10

Subsequent to the promulgation of the Ordinance, few

doubts were expressed in respect of some of the

provisions of the Act and the Ordinance. It was,

therefore, proposed to include in the Bill a few

clarificatory amendments, to make certain provisions

included in the Ordinance retrospective from the date of

establishment of the Central Administrative Tribunal and

to validate certain actions taken by the said Tribunal.

The amendments included in the Bill were explained in

the memorandum attached to the Bill. Accordingly, the

Act of 1985 was amended by Act 19 of 1986 which was

deemed to have come into force on January 22, 1986. By

the amendment in the Act of 1985 it was proposed (1) to

exclude from the jurisdiction of an Administrative

Tribunal the powers to adjudicate disputes with respect

to officers and employees of the subordinate courts and

to make a provision for transfer of cases pending in the

Administrative Tribunals to the Courts concerned; (2)

that the appointment of the Chairman, Vice-Chairman

and other Members of the Administrative Tribunals
11
would be made in consultation with the Chief Justice of

India. The Act, before its amendment, provided for

consultation with the Chief Justice of India only in

respect of Judicial Members; (3) that the Chairman, Vice-

Chairman and other Members of the Administrative

Tribunals would be eligible for re-appointment for a

second term of office; (4) that the Central Government

and the appropriate Government should be empowered to

frame rules relating to salary, allowances and conditions

of service of the Chairman and other Members of the

Tribunals and their officers, etc.

6. It may be mentioned that a writ petition under Article

32 of the Constitution was filed by a member of the

Central Administrative Tribunal, contending that the

decision in S.P. Sampath Kumar vs. Union of India

and others [(1987) 1 SCC 124], equated the Central

Administrative Tribunal with the High Court and,

therefore, its Chairman should be equated with the

Chief Justice of a High Court and the Vice-Chairman
12
and Members must be equated with the sitting Judges

of the High Court in all respects. It was also

contended that while the Vice-Chairmen have been

equated with sitting Judges of the High Courts, the

Members have not been so equated in their pay and

other conditions of service and that a distinction was

made in the conditions of service, particularly, the pay

and age of superannuation between the Vice-Chairmen

and the Members, which was arbitrary, as a result of

which the Members also should be given the same pay

as that of the Vice-Chairmen and their age of

superannuation should also be the same, i.e., 65 years

as that of the Vice-Chairmen. On interpretation of

Article 323A of the Constitution, this Court took the

view that Administrative Tribunals constituted

thereunder are distinct from the High Courts and

dismissed the writ petition.

7. The Administrative Tribunals Act, 1985 came to be

amended by the Administrative Tribunals
13
(Amendment) Act, 2006. By the said amendment the

post of Vice-Chairman in the Administrative Tribunal

is abolished. A new provision, i.e., Section 6(2) is

introduced which modifies the qualifications for

appointment as Administrative Member in the

Tribunal. Section 10A is inserted in the main Act,

which provides that the conditions of services of the

Judges of the High Court would be applicable only to

the Members appointed after February 19, 2007. The

newly inserted Section 10A restricts the total term of

the Members of the Administrative Tribunals to ten

years though by the said amendment the age of

superannuation for a Members is raised from 62 to 65

years. Further, Section 10A postulates consideration

of a case of a Member for re-appointment by Selection

Committee after February 19, 2007. Section 12(2) of

the Administrative Tribunals Act, 1985 is amended

and power is conferred on the appropriate Government

to designate a Vice-Chairman for the purpose of

performing certain duties and functions of the
14
Chairman.

8. The case of the petitioner is that the post of Vice-

Chairman was in existence in the Administrative

Tribunals since its inception which enabled the Judges

of various High Courts to opt for the Central

Administrative Tribunal and provided an opportunity,

in the nature of promotion to the Members of the

Administrative Tribunals to the post of Vice-Chairman.

According to the petitioner, the abolition of the said

post now would create anomalous situation in the

structure as well as administration of the Tribunals, if

any High Court Judge is to be appointed only as a

Member and, therefore, the abolition of the post of the

Vice-Chairman is unconstitutional. The petitioners

have mentioned that the newly introduced Section 6(2)

of the Administrative Tribunals Act, 1985 modifies the

qualifications for appointment as Administrative

Member in the Tribunal in such a manner that except

the IAS officers no other civil servant would ever
15
become eligible for such appointment and as zone of

consideration for appointment of Administrative

Members has been confined to only IAS officers by

colourable exercise of power, the said provision should

be regarded as unconstitutional. What is asserted by

the petitioner is that Section 10A does not extend the

benefit of the conditions of service applicable to the

Judges of the High Court, to all the Members of the

Tribunals appointed prior to the appointed date, which

is February 19, 2007, but confines the same to the

Members, who would be appointed in future, i.e., after

February 19, 2007 as Members of the Tribunals and

as the Members appointed before February 19, 2007

would also be discharging the same duties and

responsibilities, the provision stipulating that the

conditions of service of the Judges of the High Court

would be applicable only to the Members to be

appointed after February 19, 2007 has no rational

basis or nexus with any defined objective and,

therefore, should be declared to be ultra vires. It is
16
contended that Section 10A restricting the total term

of the Members of the Administrative Tribunals to ten

years is arbitrary because the said provision has no

objective nor any rational basis nor any nexus with

defined objective of the Act. According to the

petitioner a number of Judicial Members in the

Tribunals have been appointed from the Bar at the age

of 45 years or so, but now their tenure is sought to be

curtailed only to ten years, which would discourage

the members of the Bar from joining the Tribunals as a

Member. What is claimed is that the Judicial

Members appointed from the Bar since inception, have

played a pivotal role in the judicial administration of

the Tribunals and, therefore, the newly inserted

Section 10A restricting the total term of the Members

of the Administrative Tribunals to ten years should be

struck down as arbitrary, unconstitutional and legally

not sustainable.

17

9. The grievance by the petitioner in writ petition No. 539

of 2007 is that the decision of the respondents to

subject a Member to a fresh selection procedure is

arbitrary and violative of Articles 14 and 16 of the

Constitution because, according to him, the provision

requiring consideration of his case for re-appointment

as Member of the Administrative Tribunal by Selection

Committee should not have been made applicable to

those, who were duly appointed as Members prior to

February 19, 2007. The petitioner also claims that

introduction of Section 12(2) in the Administrative

Tribunals Act, 1985, which empowers the State

Government to designate a Member as a Vice-

Chairman for performing financial and administrative

powers destroys the judicial independence of the

Tribunals and as uncontrolled, unguided and

unregulated power has been conferred on the

Government to nominate a Member of the Tribunal as

Vice-Chairman for performing those functions, the

said provision should also be struck down. Under
18
these circumstances the petitioners have filed above

numbered petitions and claimed reliefs to which

reference is made earlier.

10.On service of notice, counter affidavit has been filed

on behalf of the respondents by Ms. Manju Pandey,

Under Secretary in the Ministry of Personnel,

Government of India. In the counter affidavit it is

stated that the Administrative Tribunals (Amendment)

Act, 2006 was intended to achieve the following

objects: –

i) To abolish the post of Vice-Chairman in the Tribunals

as it was creating an avoidable three tier institution

and resulting in anomalies in qualifications, age of

retirement, service conditions, etc. The Act was

passed so that all the Members of the Central

Administrative Tribunal can be elevated to the same

status as of a High Court Judge and, therefore, the

service conditions of the Members of the Tribunals

were upgraded to that of a Judge of the High Court,
19
i.e., the same as was of a Vice-Chairman under the

unamended Act.

ii) Only for discharging certain administrative functions,

some of the Members in different Benches are to be

designated as Vice-Chairmen, but the said designation

is not to confer any special benefit to the Member so

designated.

iii) Since the age of retirement of a Government servant

was raised from 58 years to 60 years, a retired

Government servant had a tenure of only two years as

a Member of the Tribunal and he was not able to

contribute much to the disposal of the cases.

Therefore, it was felt that every member of the

Tribunal should have tenure of five years. Though it

was not mentioned in the Statement of Objects and

Reasons, it was also understood that since retired

High Court Judges would be considered for

appointment as Members of the Central Administrative

Tribunal, the age of retirement should be increased to
20
65 years and correspondingly the age of retirement of

the Chairman should be increased to 68 years so that

the Chairman of the Tribunal could have a full term of

five years.

iv) The post of Vice-Chairman under the Amended Act is

only an executive designation for discharging

administrative powers and though the Government

has been given the power to nominate one of the

members as Vice-Chairman of the Tribunal, said

designation would obviously be made with the

concurrence of the Chairman of the Tribunal.

After emphasizing the intended objects sought to be

achieved by the Amending Act, it is stated in the reply

that the post of Vice-Chairman of the Tribunal resulted

in three different levels of functionaries in the Tribunal

and, therefore, the Government of India took a policy

decision that it would be beneficial and in the interest of

uniformity of service that the hierarchy be reduced to

just two posts, i.e., the Chairman and the Members of
21
the Tribunal, which cannot be said to be either

discriminatory or arbitrary or illegal. It is further

mentioned in the counter affidavit that Section 8 of the

unamended Act provided that the maximum tenure of the

Chairman, Vice-Chairmen or a member of the

Administrative Tribunal would be ten years subject to the

age of retirement, which was 65 years in the case of

Chairman or Vice-Chairman and 62 years in the case of

any other Member and it is not correct to say that

Section 10A inserted by the Amending Act, for the first

time restricts the term of the Members of the Tribunal to

ten years. It is explained in the counter affidavit that the

reason for raising the retirement age from 62 to 65 years

was because the retirement age of Government servants

had been increased from 58 years to 60 years and a

retired Government servant had a tenure of only two

years as a Member of the Tribunal as a result of which he

was not able to contribute much while being Member of

the Tribunal. As per the counter affidavit the

qualifications required for being selected as
22
Administrative Member were the same as required for

being chosen as Vice-Chairman of the Tribunal in the

pre-amended Act and as no change by the amendment is

effected so far as selection of a Member is concerned, the

new provision should not be regarded as

unconstitutional. What is asserted in the counter

affidavit is that as per Section 12 of the Amended Act, the

Chairman of the Tribunal would have all financial and

administrative powers over the Benches, but the Vice-

Chairman can be designated by the Central Government,

obviously with concurrence of the Chairman, and a

Member so designated would discharge such functions of

the Chairman as the Chairman may direct and, therefore,

it is wrong to contend that by introduction of Section

12(2) of the Act, the independence of judiciary and

independence of Tribunal is sought to be curtailed by the

Executive. It is explained in the counter affidavit that

earlier the post of Vice-Chairman was not a promotional

post for a Member of the Tribunal and the qualifications

of the Vice-Chairman were different from a Member of the
23
Tribunal, but, by amendment the qualifications of

Members of the Tribunal have been raised to that of the

Vice-Chairman and this change in qualifications neither

affects the status of a retired High Court Judge nor

confers arbitrary benefits on the non-Judicial Members

and, therefore, the said provision is perfectly legal. It is

further pointed out in the counter affidavit that except

the change in the nomenclature, a retired High Court

Judge would get exactly the same facilities, if he is

appointed today as Member of the Tribunal instead of

designating him as Vice-Chairman of the Tribunal under

the unamended Act and, therefore, it is wrong to contend

that the amendments are violative of the provisions of the

Constitution. It is explained in the reply that in the

parent Act also the Members were eligible for re-

appointment for a second term of five years and not

further whereas in the Amended Act, appointment of a

Member is for a period of five years extendable by one

more term of five years provided he has not attained the

age of 65 years, and this provision does not infringe any
24
of the rights of the Members of a Tribunal, who seek

extension for a second term. It is stated in the counter

that the qualifications for appointment as an

Administrative Member of the Tribunal, prior to its

amendment were on the lower side and a need was felt

that persons, who were appointed as Administrative

Members, should have sufficient experience of high posts

so as to enable them to understand the complexities of

service jurisprudence and, therefore, certain additional

qualifications have been prescribed, which cannot be

termed as affecting the independence of the Tribunals.

What is stated in the counter affidavit is that as a matter

of policy it is now provided that all officers, who are in

the pay-scale of Secretary or Additional Secretary, would

be eligible for appointment and the Selection Committee

would invariably choose the most eligible person for the

said post. It is pointed out that the Amended Act

substantially changes the qualifications for appointment

as a Member of the Tribunal and now the post of a

Member of the Tribunal is equivalent to the post of the
25
Vice-Chairman as it existed prior to the amendment and,

therefore, in terms of status and service conditions the

Members appointed after February 19, 2007 have been

granted the status available to a Vice-Chairman before

the amendment. What is stressed is that though the

present Members and Members to be appointed in future

would discharge similar functions, there is a marked

distinction between the eligibility criteria and, therefore,

it is wrong to contend that the two form one class and

the provisions are arbitrary.

11.Similarly, on service of notice in Writ Petition (C) No.

539 of 2007, affidavit in reply has been filed on behalf

of respondent Nos. 1 and 2 by Ms. Manju Pandey,

Director in the Ministry of Personnel, Government of

India. In the said petition affidavit in reply on behalf

of Government of Maharashtra is filed by Mr. Vijay

Dattatraya Shinde, Under Secretary, General

Administration Deptt., State of Maharashtra. It may

be mentioned that in both the above referred to two
26
replies it is stated that a member appointed prior to

February 19, 2007 and seeking extension for second

term has to fulfill qualifications prescribed by the

Amended Act, which cannot be termed as arbitrary or

unconstitutional.

12.This Court has heard the learned counsel for the

parties at length and in great detail.

13. The contention that the abolition of the post of Vice-

Chairman, which was in existence since inception of

the Administrative Tribunals, is unconstitutional

because it would create anomalous situation in the

structure as well as administration of the Tribunals if

any High Court Judge is appointed as Member of the

Tribunal, cannot be accepted. As explained in the

reply affidavit the post of Vice-Chairman in the

Tribunal had created an avoidable three tier

institution and resulted in anomalies in qualifications,

age of retirement, service conditions etc. It is worth

noticing that Members of the Tribunal had claimed
27
equality with the Judges of the High Court or even the

Vice-chairman of the Tribunal, in the matter of pay

and superannuation. That claim was rejected by this

Court in M.B. Majumdar v. Union of India [(1990) 4

SCC 501] with an observation that it is for the

Parliament to enact a law for equating Members of the

Tribunal with Judges of High Court for the purposes of

pay and superannuation. The Parliament, in exercise

of powers under Article 323A of the Constitution, has

amended the Administrative Tribunals Act, 1985 and

equated its Members with Judges of High Court for the

purposes of pay and superannuation. The Parliament,

by enacting a law, has right to change the conditions

of service of Members of the Administrative Tribunals.

While upgrading the conditions of service of the

Members, the conditions of service of a Judicial

Member are not changed to his detriment. By the

amending Act all the Members of the Central

Administrative Tribunal have been elevated to the

status of a High Court Judge. The service conditions
28
of the Members of the Tribunal have been upgraded to

that of a High Court Judge, which cannot be regarded

as illegal or unconstitutional. The qualifications of the

Vice-chairman provided in Section 6(2)(a), 6(2)(b) and

6(2)(bb) in the unamended Act were also to a large

extent qualifications prescribed for appointment of a

person as an Administrative Member. The only

addition made by the Amending Act is that now the

Secretary to the Government of India, in the

Department of Legal Affairs or the Legislative

Department including Member-Secretary, Law

Commission of India or a person who has held a post

of Additional Secretary to the Government of India in

the Department of Legal Affairs and Legislative

Department at least for a period of five years, are made

eligible for appointment as a Judicial Member. It is to

be noted that though under the unamended Act, it was

not specifically provided that person who held the post

of a Secretary to the Government of India in the

Department of Legal Affairs or the Legislative
29
Department including Member-Secretary, Law

Commission of India for at least two years or persons

who held post of Additional Secretary to the

Government of India in the Department of Legal Affairs

and Legislative Department at least for a period of five

years, was eligible to be appointed as an

Administrative Member, but he was eligible to be

appointed as Administrative Member in view of the

qualifications which were laid down for a person to be

appointed as Administrative Member. However, by the

Amendment, such a person is declared to be eligible

for being appointed as Judicial Member having regard

to his experience and opportunity to deal with legal

issues in his respective department. Section 6(3) and

6(3)(a) of the earlier Act provided a much lower

qualification for a Member of the Tribunal. The

amended qualifications for a Member of the Tribunal

are nearly the same as Vice-Chairman of the Tribunal,

which clearly reflects the intention of the Government

to upgrade the post of an Administrative Member. In
30
such circumstances the need for having a Vice-

Chairman was obviated and the Government,

therefore, abolished the post of Vice-Chairman by the

impugned enactment. By abolition of the post of the

Vice-Chairman no anomalous situation is sought to be

introduced in the structure as well as functioning and

administration of the Tribunals. A retired High Court

Judge would be eligible for appointment as Member of

the Tribunal and on such appointment would be

eligible to all the facilities as a Judge of the High

Court. The Chairman of the Tribunal is normally a

retired Chief Justice of the High Court and very rarely

a retired Judge is appointed as Chairman of the

Tribunal. In any event the Chairman would be senior

to a retired Judge, who is appointed as a Member of

the Tribunal. Therefore, this Court finds that no

anomaly, as contended by the petitioners, would take

place at all on the abolition of the post of Vice-

Chairman. The petitioner could not establish before

the Court that by upgrading the status of the
31
Administrative Member of the Tribunal to that of a

High Court Judge a particular provision of the

Constitution is infringed. The plea that abolition of

post of Vice-Chairman will discourage a sitting or

retired High Court Judge from joining the Tribunal

cannot be appreciated. The composition of the

Tribunal, after amendment of the Act, is such that

there would be a Vice-Chairman if required as under

Section 12, a Judicial Member and another member to

be appointed from civil services. A High Court Judge,

who opts for the post of judicial Member in the

Tribunal, would not be lowering his status after the

amendment because all the service conditions

applicable to him as a High Court Judge have been

saved. Therefore, the first contention that abolition of

the post of Vice-Chairman except for the purposes of

Section 12 of the Act would create anomalous

situation in the structure as well as administration of

the Tribunal, if any High Court Judge is appointed as

a Member has no substance and is hereby rejected.
32

14.The argument that Section 6(2) of the Administrative

Tribunals Act, 1985 modifies the qualifications for

appointment as an Administrative Member of the

Tribunal in such a manner that except the IAS officers

no other civil servant would ever become eligible for

such appointment is without any factual basis. The

newly amended provision requires that a person shall

not be qualified for appointment as an Administrative

Member unless he has held for at least two years the

post of Secretary to the Government of India or any

other post in the Central or State Government and

carrying the scale of pay, which is not less than that of

a Secretary to the Government of India for at least two

years or held post of Additional Secretary to the

Government of India for at least five years or any other

post under the Central or State Government carrying

the scale of pay which is not less that that of an

Additional Secretary to the Government at least for a

period of five years. What is relevant to notice is the

proviso to sub-Section (2) of Section 6 of the Act,
33
which stipulates that the officers belonging to All India

Services, who were or are on Central deputation to a

lower post shall be deemed to have held the post of

Secretary or Additional Secretary as the case may be,

from the date such officers were granted proforma

promotion or actual promotion whichever is earlier, to

the level of Secretary or Additional Secretary, as the

case may be, and the period spent on Central

deputation after such date shall count for qualifying

service for the purposes of this clause. A reasonable

reading of sub-Section (2) of Section 6 of the Act

makes it very clear that by no stretch of imagination it

can be said that the qualifications for appointment as

Administrative Member of the Tribunal are laid down

in such a manner that except an IAS officer no other

civil servant would become eligible for such

appointment. It is necessary to notice that officers

belonging to All India services have been made eligible

to be appointed as Administrative Member subject to

the fulfillment of qualifications stipulated in Section 6
34
of the Act. It is wrong to contend that All India

Services comprise only of the IAS officers. All India

Services comprise IAS, IFS, IRS, etc. Merely because

higher qualifications have been prescribed one need

not conclude that except an IAS servant, no other civil

servant would be eligible for appointment as a

Member. The higher qualifications have been

prescribed for the benefit and interest of uniformity of

the two level cadres contemplated by the amended

provisions. There is no manner of doubt that

Government of India took a policy decision to prescribe

higher qualification for better discharge of functions by

the Members constituting the Tribunals and the said

policy decision cannot be regarded as arbitrary or

unreasonable. The qualifications of the Vice-

Chairman were provided in Sections 6(2)(a), 6(2)(b),

6(2)(bb) and 6(2)(c) of the unamended Act. To a large

extent, the qualifications laid down in the unamended

Act are almost the same as are laid down in the

amended provisions. Therefore, the contention that
35
the amended provisions lay down qualifications for

appointment as Administrative Member in such a

manner that except IAS officers no other civil servant

would ever become eligible for such appointment

cannot be accepted.

15. The plea that Section 10A, which restricts the total

term of the Member of the Administrative Tribunal to

ten years should be regarded as unconstitutional has

also no substance at all. The age of retirement of a

Government servant has been raised from 58 years to

60 years. Initially under the unamended provisions of

the Act a retired Government servant had a tenure of

only two years as a Member of the Tribunal and it was

noticed that he was not able to contribute much while

performing duties as a Member of the Tribunal. It was

felt necessary that every Member of the Tribunal

should have a tenure of five years. Therefore, the

provisions relating to term of office incorporated in

Section 8 of the Act were amended in the year 1987
36
and provision was made fixing term of office of

Chairman, Vice-chairman and Members at five years

period. This Court, in S.P. Sampath Kumar vs. Union

of India and others [(1987) 1 SCC 124], expressed the

view that the term of five years, for holding the posts

mentioned in Section 8 of the Act was so short that it

was neither convenient to the person selected for the

job nor expedient to the scheme. This Court found

that it became a disincentive for well qualified people

as after five years, they had no scope to return to the

place from where they had come. The constitutional

validity of the provisions of Section 8, fixing term of

office of Chairman, Vice-chairman and Members of the

Tribunal at five years period was upheld by this Court

in Durgadas Purkyastha vs. Union of India & others

[(2002) 6 SCC 242]. Therefore, now provision is made

for extension of term of office by a further period of five

years. Thus the Government has decided to provide

for extension in term of office by five years of a

Member so that he can effectively contribute to speedy
37
disposal of cases, on merits after gaining expertise in

the service jurisprudence and having good grip over

the subject. Under the unamended provisions of the

Act also the term of Vice-Chairman and Member was

extendable by a further period of five years and under

the unamended provisions also a Member of the Bar,

who was appointed as Judicial Member of the

Tribunal, had maximum tenure of ten years. It is not

the case of the petitioners that the unamended

provisions of the Act, which prescribed total tenure of

ten years for a Member of the Bar was/is

unconstitutional. The provisions of Section 8 fixing

maximum term of office of the chairman at sixty eight

years and of a Member of the Tribunal at 10 years,

cannot be regarded as unconstitutional because

concept of security of tenure does not apply to such

appointments. Said provision cannot be assailed as

arbitrary having effect of jeopardising security of

tenure. An Advocate practising at the Bar is eligible to

be appointed as Member of Tribunal subject to his
38
fulfilling required qualifications. In all, such a

Member would have term of office for ten years. On

ceasing to hold office, a Member, subject to the other

provisions of the Act, is eligible for appointment as the

Chairman of the Tribunal or as the Chairman, Vice-

chairman or other Member of any other Tribunal and

is also eligible to appear, act or plead before any

Tribunal except before the Tribunal of which he was

Member. Under the circumstances, this Court fails to

appreciate as to how the amended provisions

restricting the total tenure of a Member of the Tribunal

to ten years would be unconstitutional. The

unamended Section 6 of the Administrative Tribunals

Act, 1985 indicated that the Chairman, Vice-Chairman

and other Members, held respective offices in one

capacity or the other, had reasonably spent sufficient

number of years of service in those posts before they

were appointed in the Tribunal and, therefore, the

concept of security of tenure of service in respect of

those whose term was reduced was not regarded as
39
appropriate. The impugned provision, therefore,

cannot be assailed on the ground of arbitrariness

having the effect of jeopardizing the security of tenure

of Members of the Bar beyond reasonable limits. An

option is reserved to the Government to re-appoint a

Member on the expiry of the first term beyond five

years. The outer limit for the Member is that he

should be within the age of 65 years. Thus, it would

not be in every case that the Government would put

an end to the term of the office at the end of five years

because such Chairman or Member is eligible for

appointment for another period of five years after

consideration of his case by a committee headed by a

Judge of the Supreme Court to be nominated by the

Chief Justice of India and two other Members, one of

whom will be the Chairman of the Tribunal. Under the

circumstances, it is difficult to conclude that the

provision restricting the total tenure of a Member to

ten years is either arbitrary or illegal.

40

16.The plea that Section 10A of the Act requiring a sitting

Member of the Tribunal, who seeks extension for

second term to possess the qualifications laid down by

the amended Act and get himself selected through

Selection Committee is arbitrary, is devoid of merits.

The selections to be made as an Administrative

Member after February 19, 2007 are made applicable

uniformly to those who would be appointed as

Administrative Member after February 19, 2007. A

Member, who was appointed prior to February 19,

2007, cannot claim that he has vested right of

extension of his term for a further period of five years

as per the qualifications laid down in the unamended

Act and that qualifications prescribed by the amending

Act should be ignored in his case while considering his

case for extension of term for a further period of five

years. Over a period of time the anomaly, if any,

would get cleared itself and after a period of 4-5 years

all the Members of the Tribunal would be equal in

status and that every Member to be appointed will
41
have to qualify himself as per the qualifications laid

down in the Amended Act and will have to get himself

selected through Selection Committee. The eligibility

conditions of the Members appointed prior to and after

February 19, 2007 are different. Since the Members of

the Administrative Tribunals appointed prior to

February 19, 2007 form a different class from those

appointed or to be appointed after February 19, 2007.

Article 14 of the Constitution would stand violated if

they are treated differently in the matter of

appointment or extension of service as a Member after

February 19, 2007. Extension in service by a Member

cannot be claimed as matter of right and would always

be subject to fulfillment of qualifications and

conditions stipulated in the Amended Act. As

observed earlier, the petitioner in Writ Petition (C) 539

of 2007 could not have claimed, as a matter of right,

automatic re-appointment as Judicial Member of the

State Administrative Tribunal after his first term of five

years was over. As is provided in the Amending Act,
42
under the old provisions also a Member of the

Administrative Tribunal was eligible to be re-

appointed, which was considered to be a fresh

appointment for all the practical purposes. Under the

provisions of unamended Act, at the end of five years,

the Chairman, Vice-chairman and other Members were

eligible for reappointment for another period of five

years after consideration by a Committee headed by a

Judge of the Supreme Court and two other members,

one of whom was Chairman of the Tribunal. The

petitioner can only be considered for appointment as a

Member as per the fresh selection procedure provided

by the Amended Act. The Selection Committee has to

choose the best candidate available for the post. It is

not the requirement of the law that the Selection

Committee should inform the petitioner the reasons for

not recommending his name. Merely, because there is

a vacancy in the post of Member (Judicial) in the

Maharashtra Administrative Tribunal, the petitioner

cannot claim a right to be appointed to the said post
43
irrespective of the provisions of the amended Act. The

petitioner can be appointed only if Selection

Committee recommends his appointment and the

recommendation is accepted by the President, after the

consultation with the Governor of the State. In view of

this position of law emerging from the provisions of the

unamended and amended Act, the Writ Petition (C) No.

539 of 2007 filed by the petitioner will have to be

rejected.

17.The argument that Section 12(2) of the amended Act

enabling the appropriate Government to nominate one

of the Members of the Tribunal to perform financial

and administrative functions destroys independence of

the Tribunal which is a Judicial Forum and, therefore,

the said provision should be regarded as

unconstitutional, is devoid of merits. As is clear from

the provisions of Section 12 of the Amended Act, the

Chairman of the Tribunal has to exercise all financial

and administrative powers over the Benches.
44
Essentially the provision for delegating financial and

administrative powers to one of the Members of a

Bench is made, to lessen administrative burden lying

on the shoulders of the Chairman who normally sits at

Delhi and for effective and better administration of the

Benches of the Tribunal located in different and far

flung States of the country. It is not difficult to

visualise the problems, complications, obstacles,

delay, etc., faced by the Chairman, while exercising

financial and administrative powers over the Benches.

The decentralisation of financial and administrative

powers to tackle local needs and problems, in favour of

a Member of Tribunal, for effective administration of

the Tribunals, cannot be regarded as destroying the

basic feature of the Constitution, namely

independence of judiciary. The designation of the

Vice-Chairman by the Central Government under

Section 12(2) of the Act would obviously be in

concurrence with the Chairman. Further, the Vice-

Chairman would discharge such functions of the
45
Chairman as the Chairman may so direct. It is

absolutely, completely and entirely for the Chairman

to recommend to the Government as to designate

which Member of the Tribunal as Vice-Chairman. The

said provision is an enabling provision, which is clear

from the use of the expression “may” in the said

provision. If the Chairman of the Tribunal feels that

no Member should be designated as Vice-Chairman,

the Government suo motu cannot and would not be in

a position to make designation contemplated by the

said provision. The designation as Vice-Chairman

would not entitle the Member so designated to any

special benefits in service conditions. The only

purpose of the said provision is to help the Chairman

in discharge of his administrative functions as the

Benches of the Tribunal are situated in different parts

of the country. Section 12(2) of the Act, which enables

the appropriate Government to designate one or more

Members as Vice-Chairman and entitles the Members

so designated to exercise such powers and perform
46
such functions of the Chairman as may be delegated

to him by the Chairman by general or special order in

writing cannot be regarded as destroying the principle

independence of judiciary or of the Administrative

Tribunals. This Court fails to understand as to how

the appropriate Government would be able to destroy

the independence of Tribunals by designating one or

more Members to be the Vice-Chairman for the

purposes of performing the functions of the Chairman

to be delegated to him by the Chairman. The

jurisdiction, powers and authority of the Central

Administrative Tribunal are defined in the Act and,

more particularly, in Sections 14, 15, 16, 17 and 18 of

the Act. The petitioners have failed to demonstrate

that by authorizing appropriate Government to

designate one or more Members to be the Vice-

Chairman for the purpose of performing financial and

administrative powers of the Chairman, the

independence of the Tribunals secured by the above

referred to provisions is in any manner eroded. The
47
challenge to the constitutional validity of Section 12(2)

of the Act to say the least is misconceived and without

any basis and, therefore, must fail.

18.For the reasons stated in the Judgment, this Court

does not find any merits in any of the abovementioned

writ petitions and they are liable to be dismissed.

Accordingly, both the writ petitions fail and are

dismissed. There shall be no order as to costs.

……………………………..CJI
(K.G. Balakrishnan)

………………………………..J.
(J.M. Panchal)

New Delhi;

May 06, 2010
48

REPORTABLE

IN THE SUPREME COURT OF INDIA

CIVIL ORIGINAL JURISDICTION

WRIT PETITION (CIVIL) NO. 261 OF 2007

A. K. Behera .. Petitioner

Versus

Union of India & Another .. Respondents
49
WITH

WRIT PETITION (CIVIL) NO. 539 OF 2007

P. K. Gaikwad .. Petitioner

Versus

Union of India & Others .. Respondents

JUDGMENT

Dalveer Bhandari, J.

1. I have had the benefit of going through the judgment of

my Brother Hon’ble Mr. Justice J.M. Panchal. Though Hon’ble

Mr. Justice K.G. Balakrishnan, Chief Justice of India has

agreed with his decision, however, I express my inability to

agree with him, therefore, I am writing a separate judgment.

2. Writ Petition No. 261 of 2007 under Article 32 has been

filed by a practicing Advocate and the President of the Central

Administrative Tribunal, Principal Bench, Bar Association,

New Delhi. The connected Writ Petition No. 539 of 2007 under

Article 32 has been filed by a Member (Judicial) in the
50
Maharashtra Administrative Tribunal, Maharashtra. Most of

the issues involved in both the petitions are identical,

therefore, both these petitions are being disposed of by this

common judgment.

3. The petitioners are aggrieved by certain amendments

carried out in the Administrative Tribunal Act, 1985 (for short,

`the Act’).

4. The petitioners are particularly aggrieved by the abolition

of the post of Vice-Chairman in the Central Administrative

Tribunal by the Administrative Tribunal (Amendment) Act

2006 (for short, `Amendment Act‘) which came into force by

Act No.1/2007 dated 19.2.2007. According to the petitioners,

the said Amendment Act is constitutionally and legally

untenable and unsustainable because no reason for such

abolition has been spelt out by the respondents at any point of

time while introducing the said Amendment Bill.

5. The petitioners are also aggrieved by the newly inserted

Section 10A of the Act which creates a hostile discrimination
51
in the matter of conditions of service between the members of

the Tribunal appointed before and after 19.2.2007 inasmuch

as “conditions of service” of a High Court Judge have been

granted to members appointed after 19.2.2007 while the same

have been denied to other members appointed before

19.2.2007.

6. According to the petitioners, the newly inserted section

10A is discriminatory and arbitrary inasmuch as, on the one

hand, vide section 8(2) of the Amendment Act, the age of

retirement for members has been increased from 62 years to

65 years and, on the other hand, by the newly inserted Section

10A, the total tenure of members of the Administrative

Tribunals has been restricted to ten years (two terms), in other

words, compelling them to retire at the age of fifty five years is

wholly irrational and discriminatory and has been designed to

discourage promising and otherwise deserving, competent and

successful members of the Bar from joining the Tribunal. The

age of appointment as a judicial member of the Tribunal is 45

years and any member who is appointed at that age
52
necessarily has to retire at the age of 50 or 55 years, whereas

other members retire at the age of 65 years. Insertion of

section 10A would seriously discourage, deter and dissuade

deserving members of the Bar from joining the Tribunal

because it would totally frustrate their career planning. The

member after demitting the office is debarred from practicing

before any Bench of the Tribunal.

7. The petitioners also submitted that the judicial members

appointed from the Bar since the inception of the Tribunal

have played a pivotal role in the judicial functioning of the

Tribunal. They have been in fact the backbone of the

Tribunal. Thus the present amendment would greatly affect

the efficiency, efficacy and credibility of the Tribunal. No

reason, rationale or logic has been spelt out as to why the

ceiling of ten years has been imposed particularly when the

age of superannuation has been increased from 62 years to 65

years for other members.

8. The petitioners submitted that the amended section 12(2)

of the Act amounts to interference of executive in the affairs of
53
the judiciary by which the power to designate one or more

members as “Vice-Chairman” to exercise certain powers and

perform certain functions of the Chairman in the outlying

Benches of the Tribunal has been conferred upon the

Government whereas, previously such powers were vested

with the Chairman of the Tribunal.

9. The petitioners further submitted that the Amendment

Act has abolished the post of “Vice-Chairman” in the

Administrative Tribunals. The post of Vice-Chairman had

been in existence in the Administrative Tribunal since its

inception in 1985. The said post enabled the retired or

retiring judges of various High Courts to join the Central

Administrative Tribunal. Besides, it also provided an

opportunity in the nature of promotion for the members of

Administrative Tribunals. By abolition of the post of Vice-

Chairman, the retired High Court judges would not find it

attractive to join the Tribunal and, consequently, the judicial

character of the Tribunal would suffer a serious setback.
54

10. It was also submitted that the newly introduced section

6(2) of the Administrative Tribunals Act, 1985 modifies the

qualifications for appointment as Administrative Members in

the Tribunal in such a manner that for all practical purposes,

except for the officers of the Indian Administrative Service (for

short, `IAS’), hardly any other civil servant would ever become

eligible for such appointment. Earlier, even the Income Tax,

Postal and Customs Officers etc. used to become members of

the Tribunal. Now, after the amendment, they would hardly

have any chance of becoming members of the Tribunal. In

other words, by the 2006 Amendment, the zone of

consideration for appointment of Administrative Members has

been essentially confined only to IAS officers by a colourable

exercise of power by depriving all other categories of civil

servants for such appointment. The petitioners have not

placed sufficient material on record to decide this controversy,

therefore, I refrain from commenting on this grievance of the

petitioners. However, I direct the respondents to look into the

grievance of members of other services and if any merit is
55
found in the grievance then take appropriate remedial steps so

that members of other services may get proper representation.

11. The petitioners further submitted that by introducing

section 12(2) in the Act, the power to designate a “Vice-

Chairman” in the Benches for the purposes of certain duties

and functions of the Chairman has been usurped by the

government. Previously such powers were vested with the

Chairman of the Tribunal. Such a provision has the

potentiality of destroying the judicial independence of the

Tribunal particularly when such uncontrolled, unguided and

unregulated powers have now been given to the Government.

12. In order to properly comprehend the controversy involved

in the case, relevant newly inserted sections 10A and 12(2)

along with unamended section 12 are reproduced as under:-

Newly Inserted Section 10A of the Amended Act

“10A. Saving terms and conditions of
service of Vice-Chairman. – The Chairman, Vice-
Chairman and Members of a Tribunal appointed
before the commencement of the Administrative
Tribunals (Amendment) Act
, 2006 shall continue to
56
be governed by the provisions of the Act, and the
rules made thereunder as if the Administrative
Tribunals (Amendment) Act
, 2006 had not come
into force:

Provided that, however, such Chairman and
the Members appointed before the coming into force
of Administrative Tribunals (Amendment) Act, 2006,
may on completion of their term or attainment of
the age of sixty-five or sixty-two years, as the case
may be, whichever is earlier may, if eligible in terms
of section 8 as amended by the Administrative
Tribunals (Amendment) Act
, 2006 be considered for
a fresh appointment in accordance with the
selection procedure laid down for such
appointments subject to the condition that the total
term in office of the Chairman shall not exceed five
years and that of the Members, ten years.”

           SECTION 12                     SECTION 12 (2)
     (BEFORE AMENDMENT)                (AFTER AMENDMENT)
"12.Financial and administrative
powers of the Chairman.- The        12.     Financial     and
Chairman shall exercise such        administrative powers of
financial    and    administrative  the Chairman.- (1) The
powers over the Benches as may      Chairman shall exercise
be vested in him under the rules    such     financial    and
made      by    the   appropriate   administrative powers over
Government:                         the Benches as may be
                                    vested in him under the
Provided that the Chairman shall rules      made      by   the

have authority to delegate such of appropriate Government.

his financial and administrative (2)The appropriate
powers as he may think fit to the Government may
Vice-Chairman or any officer of the designate one or more
Tribunal, subject to the condition Members to be the Vice-
that the Vice-Chairman or such Chairman or, as the case
57
officer shall, while exercising such
delegated powers, continue to act may be, Vice-Chairman
under the direction, control and thereof and the Members
supervision of the Chairman.” so designated shall
exercise such of the
powers and perform such
of the functions of the
Chairman as may be
delegated to him by the
Chairman by a general or
special order in writing.

13. In pursuance to the show cause notice issued by this

Court, the respondents, through the Under Secretary in the

Ministry of Personnel, Government of India, have filed counter

affidavit incorporating therein that abolishing the post of Vice-

Chairman in the Tribunal was intended as it was creating an

avoidable three tier-system resulting in anomalies in

qualifications, age of retirement, service conditions etc. It is

further incorporated in the counter affidavit that the abolition

of the post of Vice-Chairman and upgrading the post of

members or increase of retirement age do not in any manner

impinge upon the working of the Tribunal.

58

14. It is also incorporated in the counter affidavit that the

post of Vice-Chairman under the amended Act is only an

executive designation for discharging the administrative

powers. Though the Government has been given the power to

nominate one of the members as Vice-Chairman of the

Tribunal, it is obvious that the said designation of a member

as Vice-Chairman would obviously be made with the

concurrence of the Chairman of the Tribunal.

15. In the counter affidavit, it is also stated that a retired

High Court judge would be eligible for appointment as member

of the Tribunal. Usually a retired Chief Justice of the High

Court is appointed as the Chairman of the Tribunal and very

rarely, a retired judge may also be appointed as the Chairman

of the Tribunal. In any event, the Chairman would be a senior

retired judge who is appointed as a member of the Tribunal.

Hence, there is no anomaly.

16. In the counter affidavit, it is specifically admitted that

there is some substance in the contention of the petitioners

that members appointed prior to 19.2.2007 would be at
59
disadvantage in terms of their service conditions inasmuch as

they would not get the same benefits as the High Court judge.

However, this is a temporary anomaly. Over a period of time,

the same anomaly would correct itself and after a period of 4-5

years, all the members of the Tribunal would be treated in an

equal manner.

17. In the counter affidavit it is denied that ceiling on the

terms has the effect of stopping members of the Bar from

being appointed for the post of Vice-Chairman. In the counter

affidavit it is also incorporated that the tenure of ten years was

prescribed way back in the year 1985.

18. The petitioners have also filed the rejoinder affidavit. It is

reiterated that under the un-amended Act, members of the

Tribunal were eligible for multiple terms and it was not

restricted to two terms. In fact, a number of members were

given multiple extensions under the unamended Act. Thus

the restriction of ten years has been imposed for the first time

under the amended Act.

60

19. In the rejoinder affidavit, it is reiterated that the

discriminatory treatment being given to the members of

Administrative Tribunal appointed prior to 19.2.2007 is

untenable and unsustainable. Law does not allow temporary

discrimination even for a few years. It is clearly violative of

Articles 14 and 16 of the Constitution.

20. In the rejoinder, it is further asserted that under the

unamended Act the High Court Judges were being appointed

as Vice-Chairman and, therefore, they enjoyed higher status

than that of the members. Thus, when a Bench was being

constituted consisting of a High Court Judge as Vice-

Chairman and other members, the High Court Judge used to

preside over the Bench as the Vice-Chairman. Now under the

Amended Act the posts of Vice-Chairman having been

abolished, the High Court Judges are also appointed as

Member (Judicial) and the seniority among members has to be

on the basis of date of appointment as a member. In such an

eventuality, many High Court Judges who would be appointed

as Member (Judicial) could be lower in the seniority creating
61
an anomalous situation for the constitution of Benches in the

Tribunal. Besides, if for any reason a retired High Court

Judge presides over the Bench as the Vice-Chairman, even

though he may have joined as a member much later, it would

create a lot of heart-burning amongst all previously appointed

members as the class of members has now been made one.

21. It is also incorporated in the rejoinder that the

amendment has placed the members of the Bar in a totally

disadvantageous position as previously the members of the

Bar were being selected as Member (Judicial), but with the

amendment now the retiring and retired High Court Judges

are competing for the post of Member (Judicial) thereby the

members of the Bar are totally ignored. Theoretically, the

members of the Bar are eligible for appointment as Member

(Judicial), practically competent and otherwise deserving

lawyers have been eliminated from the scene. The Tribunal

which is discharging judicial powers which were earlier

exercised by the High Courts should be predominantly

manned by the members of the Bar and Judiciary but after the
62
amendment till date only two members have been appointed

from the Bar in so many years. This is the direct and

inevitable impact of the amendment. This goes against the

letter and spirit of the law declared in the case of S.P. Sampat

Kumar v. Union of India & Others (1987) 1 SCC 124.

22. The petitioners further submitted in the rejoinder that

the designation of Vice-Chairman is still in existence under

Amended Act also but the power of nomination for the said

post in all additional Benches under the amended Act has

been given to the appropriate Government which is not a

healthy development and thus needs to be quashed.

23. The petitioners submitted that the effort of the Central

Government to increase the age of retirement of the members

of Tribunal from 62 to 65 years is undoubtedly a welcome

step. However, by this effort every member of Tribunal will not

have a tenure of 5 years as asserted by the respondents. The

High Court Judges retire at the age of 62 years. Under the

amended Act members of the Tribunal retire at the age of 65

years thereby effectively serving the Tribunal only for a
63
maximum period of three years. The increase in the age of

retirement will give a minimum tenure of 5 years to the

Administrative Members but not to the retired High Court

Judges who are appointed as Judicial Members. They would

get maximum of three years only.

24. The petitioners also made grievance that as to why it

became imperative to snatch the powers of the Chairman to

delegate his financial and administrative powers to any Vice-

Chairman/Member. In the rejoinder, it is submitted that the

respondents have clearly admitted that the discriminatory

treatment is being given to the members of the Administrative

Tribunal appointed prior to 19.2.2007.

25. The respondents have nowhere denied that both the

categories of members are not discharging the same duties,

obligations and responsibilities, therefore, the conditions of

service for both of them are different. This is a clear

discrimination and violation of Articles 14 & 16 of the

Constitution of India. Thus, even on the basis of reply given by

the respondents it is proved beyond any shadow of doubt that
64
section 10A of the amended Act is clearly discriminatory and

unsustainable.

26. The contention of the respondents that the `temporary

anomaly’ would not make the provision unconstitutional is

clearly wrong and is denied. Discrimination even for a

temporary period of 4 to 5 years is also violative of Articles 14

and 16 of the Constitution of India. There is no law under

which a temporary discrimination can be saved.

27. It is also stated that because of this discriminatory

provision anomalous situation has already arisen in the

Central Administrative Tribunal. The petitioners have given

an example that under the unamended Act, only the

Secretaries and the Additional Secretaries to the Government

of India were eligible for appointment as Member

(Administrative). Under the said unamended provisions, a

number of former Secretaries to Government of India were

appointed as Member (Administrative). They have been

continuing as such till date and have acquired experience of a

number of years. They are till now continuing under the old
65
conditions of service. Now under the amended provisions,

selection has already been held and a number of retired judges

and officers at the level of the Additional Secretaries to

Government of India have been selected and appointed as

members under the new conditions of service. Thus, while

retired Judges and Secretaries to the Government of India now

working as members are not given the benefit of the

`conditions of service’ of a High Court Judge but subsequently

appointed retired Additional Secretaries to the Government of

India now appointed as Member (Administrative) are given

service conditions of a High Court Judge. The Administrative

Members, though junior both while in the government service

as well as an Administrative Member are entitled to get service

conditions of a High Court Judge.

28. The situation is becoming more and more acute with

more and more newly selected Members (Administrative)

joining the Tribunal. Similar situation is prevailing amongst

Member (Judicial) also. While persons appointed as Member

(Judicial) and senior to some newly appointed Member
66
(Judicial) would not get the benefit of the service conditions of

a High Court Judge and the later appointees would get service

conditions of a High Court Judge.

29. The petitioners are aggrieved by the newly inserted

section 10A of the Act to the extent it postulates different

conditions of service for the members of the Central

Administrative Tribunal on the basis of their dates of

appointments under the amended and the unamended Rules

as unconstitutional, arbitrary and legally unsustainable.

30. A Constitution Bench of this Court in Sampath

Kumar’s case (supra) has clearly laid down that the Central

Administrative Tribunal has been created in substitution of

the High Court. This Court in para 15 of the judgment

observed as under:

“……… As the pendency in the High Courts
increased and soon became the pressing problem of
backlog, the nation’s attention came to be bestowed
on this aspect. Ways and means to relieve the High
Courts of the load began to engage the attention of
the Government at the centre as also in the various
States. As early as 1969, a Committee was set up by
the Central Government under the chairmanship of
Mr. Justice Shah of this Court to make
67
recommendations suggesting ways and means for
effective, expeditious and satisfactory disposal of
matters relating to service disputes of Government
servants as it was found that a sizable portion of
pending litigations related to this category. The
Committee recommended the setting up of an
independent Tribunal to handle the pending cases
before this Court and the High Courts. While this
report was still engaging the attention of
Government, the Administrative Reforms
Commission also took note of the situation and
recommended the setting up of Civil Services
Tribunals to deal with appeals of Government
servants against disciplinary action…….”

31. The judicial work which is now being dealt with by the

members of the Tribunal was earlier discharged by the judges

of the High Court before the Tribunal was established. In

most of the High Courts, a large number of cases had got piled

up awaiting adjudication. The High Courts were taking years

and in some cases decades in deciding these cases. The Union

of India had an option either to suitably increase the strength

of the High Courts or to create a separate Tribunal for

expeditious disposal of these cases. The Union of India decided

to create a separate Tribunal. Once the Tribunal is

discharging the functions of the judiciary, then both judges

and members of the Bar have to be an integral part of the
68
Tribunal. The functioning of the Tribunal may become

difficult in case Members of Judiciary and Bar have no

incentive to join the Tribunal or they are deliberately

discouraged and dissuaded from joining the Tribunal because

of newly inserted amendments in the Act. The non-descript

and otherwise non-deserving candidates would always be

available but in order to have public trust and confidence in

the functioning of the Tribunal, it is absolutely imperative that

the respondents must endeavour to attract really deserving,

competent and promising members of the Bar with high

caliber and integrity to join the Tribunal. In order to attract

such talent, the service conditions have to be improved and

made attractive because these members are discharging the

functions of the High Court.

32. In Sampath Kumar’s case (supra), the Constitution

Bench has dealt with this aspect of the matter in some detail.

This Court in para 21 observed as under:

“……So far as the Chairman is concerned, we are of
the view that ordinarily a retiring or retired Chief
Justice of a High Court or when such a person is
not available, a Senior Judge of proved ability either
69
in office or retired should be appointed. That office
should for all practical purposes be equated with
the office of Chief Justice of a High Court. We must
immediately point out that we have no bias, in any
manner, against members of the Service. Some of
them do exhibit great candour, wisdom, capacity to
deal with intricate problems with understanding,
detachment and objectiveness but judicial
discipline generated by experience and training in
an adequate dose is, in our opinion, a necessary
qualification for the post of Chairman…..”

Similarly, other members also discharge the same judicial

functions. In order to preserve public confidence, acceptability

and trust, members of the Bar and Judiciary must be

encouraged to man the Tribunal. Discouraging or killing the

incentive of members of the Bar and Judiciary to accept the

appointment of the Tribunal would have serious repercussions

about the credibility, confidence, trust and acceptability of the

Tribunal particularly when according to Sampath Kumar’s

case (supra), the High Court is being supplanted by the

Administrative Tribunal. In a democratic country governed by

the rule of law no institution discharging judicial functions

can properly survive without public confidence, credibility,

trust and acceptability.

70

33. The Constitution Bench in Sampath Kumar’s case

(supra) observed that what we really need is the judicial

Tribunal. The judicial functions which, before setting up of

the Central Administrative Tribunal, were discharged by the

judges of the High Courts, would now be discharged by the

members of the Tribunal, therefore, it is imperative that the

judicial work of the Tribunal should be handled by talented

and competent members who have legal background and

judicial experience. Any amendment of the Statute which

discourages the members of the Bar and Judiciary from

joining the Administrative Tribunal deserves to be discarded.

34. The Tribunal has the power of judicial review. It is now

well settled by this Court in the case of Minerva Mills Ltd. &

Ors. v. Union of India & Ors. (1980) 3 SCC 625 that judicial

review is a basic and essential feature of the Constitution and

no law passed by the Parliament in exercise of its constituent

power can abrogate it or take it away. If the power of judicial

review is abrogated or taken away, the Constitution will cease

to be what it is. It is a fundamental principle of our
71
constitutional scheme that every organ of the State and every

authority under the Constitution derives its power and

authority from the Constitution and has to act within the

limits of such powers.

35. In Sampath Kumar’s case (supra) the court observed as

under:

“3 ….The Constitution has, therefore created an
independent machinery for resolving these disputes
and this independent machinery is the judiciary
which is vested with the power of judicial review to
determine the legality of executive action and the
validity of legislation passed by the legislature. The
judiciary is constituted the ultimate interpreter of
the Constitution and to it is assigned the delicate
task of determining what is the extent and scope of
the power conferred on each branch of Government,
what are the limits on the exercise of such power
under the Constitution and whether any action of
any branch transgresses such limits. It is also a
basic principle of the rule of law which permeates
every provision of the Constitution and which forms
its very core and essence that the exercise of power
by the executive or any other authority must not
only be conditioned by the Constitution but also be
in accordance with law and it is the judiciary which
has to ensure that the law is observed and there is
compliance with the requirements of law on the part
of the executive and other authorities. This function
is discharged by the judiciary by exercise of the
power of judicial review which is a most potent
weapon in the hands of the judiciary for
maintenance of the rule of law. The power of judicial
72
review is an integral part of our constitutional
system and without it, there will be no Government
or laws and the rule of law would become a teasing
illusion and a promise of unreality…..”

36. Bhagwati, CJ in a concurring judgment in Sampath

Kumar’s case (supra) observed as under:

“3. ……..The basic and essential feature of judicial
review cannot be dispensed with but it would be
within the competence of Parliament to amend the
Constitution so as to substitute in place of the High
Court, another alternative institutional mechanism
or arrangement for judicial review, provided it is no
less efficacious than the High Court. Then, instead
of the High Court, it would be another institutional
mechanism or authority which would be exercising
the power of judicial review with a view to enforcing
the constitutional limitations and maintaining the
rule of law. Therefore, if any constitutional
amendment made by Parliament takes away from
the High Court the power of judicial review in any
particular area and vests it in any other
institutional mechanism or authority, it would not
be violative of the basic structure doctrine, so long
as the essential condition is fulfilled, namely, that
the alternative institutional mechanism or authority
set up by the parliamentary amendment is no less
effective than the High Court.”

Justice Bhagwati, in the said judgment, effectively reminded

us that the Administrative Tribunal is to carry out the

functions of the High Court. In order to inspire confidence in
73
the public mind it is essential that it should be manned by

people who have judicial and/or legal background, approach

and objectivity. This court in Sampath Kumar (supra)

further observed as under:

“5. We cannot afford to forget that it is the High
Court which is being supplanted by the
Administrative Tribunal and it must be so manned
as to inspire confidence in the public mind that it is
a highly competent and expert mechanism with
judicial approach and objectivity. Of course, I must
make it clear that when I say this, I do not wish to
cast any reflection on the members of the Civil
Services because fortunately we have, in our
country, brilliant civil servants who possess
tremendous sincerity, drive and initiative and who
have remarkable capacity to resolve and overcome
administrative problems of great complexity. But
what is needed in a judicial tribunal which is
intended to supplant the High Court is legal
training and experience…”

37. Justice Bhagwati, in his judgment in Sampath Kumar’s

case has also cautioned that in service matters, the

Government is always the main contesting or opposite party,

therefore, it would not be conducive to judicial independence

to leave unfettered and unrestricted discretion to the executive

in the matter of appointments of Chairman, Vice-Chairman

and Administrative Members. The court observed as under:
74

“7. …. Now it may be noted that almost all
cases in regard to service matters which come
before the Administrative Tribunal would be against
the Government or any of its officers and it would
not at all be conducive to judicial independence to
leave unfettered and unrestricted discretion in the
executive to appoint the Chairman, Vice-Chairmen
and administrative members; if a judicial member
or an administrative member is looking forward to
promotion as Vice-Chairman or Chairman, he
would have to depend on the goodwill and
favourable stance of the executive and that would
be likely to affect the independence and impartiality
of the members of the Tribunal. The same would be
the position vis-`-vis promotion to the office of
Chairman of the Administrative Tribunal. The
administrative members would also be likely to
carry a sense of obligation to the executive for
having been appointed members of the
Administrative Tribunal and that would have a
tendency to impair the independence and objectivity
of the members of the Tribunal. There can be no
doubt that the power of appointment and promotion
vested in the executive can have prejudicial effect on
the independence of the Chairman, Vice-Chairmen
and members of the Administrative Tribunal, if such
power is absolute and unfettered. If the members
have to look to the executive for advancement, it
may tend, directly or indirectly, to influence their
decision-making process particularly since the
Government would be a litigant in most of the cases
coming before the Administrative Tribunal and it is
the action of the Government which would be
challenged in such cases…”

38. In order to inspire public confidence, it is imperative that

the deserving persons with competence, objectivity,
75
impartiality and integrity with judicial and/or legal

background are appointed as members of the Tribunal.

39. Ranganath Misra, J. who wrote the main judgment of the

Constitution Bench in Sampath Kumar (supra) observed as

under:

“18. The High Courts have been functioning over a
century and a quarter and until the Federal Court
was established under the Government of India Act,
1935, used to be the highest courts within their
respective jurisdiction subject to an appeal to the
Privy Council in a limited category of cases. In this
long period of about six scores of years, the High
Courts have played their role effectively, efficiently
as also satisfactorily. The litigant in this country
has seasoned himself to look up to the High Court
as the unfailing protector of his person, property
and honour. The institution has served its purpose
very well and the common man has thus come to
repose great confidence therein. Disciplined,
independent and trained Judges well-versed in law
and working with all openness in an unattached
and objective manner have ensured dispensation of
justice over the years. Aggrieved people approach
the Court– the social mechanism to act as the
arbiter–not under legal obligation but under the
belief and faith that justice shall be done to them
and the State’s authorities would implement the
decision of the Court. It is, therefore, of paramount
importance that the substitute institution–the
Tribunal–must be a worthy successor of the High
Court in all respects. That is exactly what this Court
76
intended to convey when it spoke of an alternative
mechanism in Minerva Mills’ case.”

40. In the later part of the judgment, while clarifying that

this court has no bias against the members of service, the

court observed as under:

“21. ….We must immediately point out that we
have no bias, in any manner, against members of
the Service. Some of them do exhibit great candour,
wisdom, capacity to deal with intricate problems
with understanding, detachment and objectiveness
but judicial discipline generated by experience and
training in an adequate dose is, in our opinion, a
necessary qualification for the post of Chairman…”

41. While commenting on section 8, the court further

observed as under:

“22. Section 8 of the Act prescribes the term of
office and provides that the term for Chairman,
Vice-Chairman or members shall be of five years
from the date on which he enters upon his office or
until he attains the age of 65 in the case of
Chairman or Vice-Chairman and 62 in the case of
member, whichever is earlier. The retiring age of 62
or 65 for the different categories is in accord with
the pattern and fits into the scheme in comparable
situations. We would, however, like to indicate that
appointment for a term of five years may
occasionally operate as a disincentive for well
qualified people to accept the offer to join the
Tribunal. There may be competent people belonging
to younger age groups who would have more than
five years to reach the prevailing age of retirement.
The fact that such people would be required to go
77
out on completing the five year period but long
before the superannuation age is reached is bound
to operate as a deterrent…”

42. In L. Chandra Kumar v. Union of India & Others

(1997) 3 SCC 261, the Court dealt with the origin of judicial

review. The origin of the power of judicial review of legislative

action may well be traced to the classic enunciation of the

principle by Chief Justice John Marshall of the US Supreme

Court in Marbury v. Madison. (But the origins of the power of

judicial review of legislative action have not been attributed to

one source alone). So when the framers of our Constitution

set out their monumental task, they were well aware that the

principle that courts possess the power to invalidate duly-

enacted legislations had already acquired a history of nearly a

century and a half.

43. In R.K. Jain v. Union of India (1993) 4 SCC 119 (para 8)

the court observed as under:-

“…(T)he time is ripe for taking stock of the working
of the various Tribunals set up in the country after
the insertion of Articles 323A and 323B in the
Constitution. A sound justice delivery system is a
sine qua non for the efficient governance of a
78
country wedded to the rule of law. An independent
and impartial justice delivery system in which the
litigating public has faith and confidence alone can
deliver the goods…”

44. In Bidi Supply Co. v. Union of India & Ors. 1956 SCR

267, the Court observed as under:

“The heart and core of democracy lies in the judicial
process, and that means independent and fearless
judges free from executive control brought up in
judicial traditions and trained to judicial ways of
working and thinking. The main bulwarks of liberty
of freedom lie there and it is clear to me that
uncontrolled powers of discrimination in matters
that seriously affect the lives and properties of
people cannot be left to executive or quasi executive
bodies even if they exercise quasi judicial functions
because they are then invested with an authority
that even Parliament does not possess. Under the
Constitution, Acts of Parliament are subject to
judicial review particularly when they are said to
infringe fundamental rights, therefore, if under the
Constitution Parliament itself has not uncontrolled
freedom, of action, it is evident that it cannot invest
lesser authorities with that power.”

45.   In     His      Holiness       Kesavananda         Bharati

Sripadagalvaru v. State of Kerala & Anr.           (1973) 4 SCC

225, Khanna, J. (at para 1529 at page 818) observed as under:

“…The power of judicial review is, however, confined
not merely to deciding whether in making the
impugned laws the Central or State Legislatures
79
have acted within the four corners of the legislative
lists earmarked for them; the courts also deal with
the question as to whether the laws are made in
conformity with and not in violation of the other
provisions of the Constitution. ……..As long as some
fundamental rights exist and are a part of the
Constitution, the power of judicial review has also to
be exercised with a view to see that the guarantees
afforded by those rights are not contravened…
Judicial review has thus become an integral part of
our constitutional system and a power has been
vested in the High Courts and the Supreme Court to
decide about the constitutional validity of provisions
of statutes. If the provisions of the statute are
found to be violative of any article of the
Constitution, which is touchstone for the validity of
all laws, the Supreme Court and the High Courts are
empowered to strike down the said provisions.”

46. In L. Chandra Kumar’s case (supra), the Court observed

as under:

“81. If the power under Article 32 of the
Constitution, which has been described as the
“heart” and “soul” of the Constitution, can be
additionally conferred upon “any other court”, there
is no reason why the same situation cannot subsist
in respect of the jurisdiction conferred upon the
High Courts under Article 226 of the Constitution.
So long as the jurisdiction of the High Courts under
Articles 226/227 and that of this Court under Article
32
is retained, there is no reason why the power to
test the validity of legislations against the provisions
of the Constitution cannot be conferred upon
Administrative Tribunals created under the Act or
upon Tribunals created under Article 323-B of the
Constitution. It is to be remembered that, apart
80
from the authorization that flows from Articles 323-A
and 323-B, both Parliament and the State
Legislatures possess legislative competence to effect
changes in the original jurisdiction of the Supreme
Court and the High Courts…”

47. The Report of the Arrears Committee (1989-90) popularly

known as the Malimath Committee Report, in Chapter VIII of

the second volume under the heading “Alternative Modes and

Forums for Dispute Resolution” dealt with the functioning of

the Tribunals in the following words:

“Functioning of Tribunals

8.63 Several tribunals are functioning in the
country. Not all of them, however, have inspired
confidence in the public mind. The reasons are not far
to seek. The foremost is the lack of competence,
objectivity and judicial approach. The next is their
constitution, the power and method of appointment of
personnel thereto, the inferior status and the casual
method of working. The last is their actual
composition; men of caliber are not willing to be
appointed as presiding officers in view of the
uncertainty of tenure, unsatisfactory conditions of
service, executive subordination in matters of
administration and political interference in judicial
functioning. For these and other reasons, the quality
of justice is stated to have suffered and the cause of
expedition is not found to have been served by the
establishment of such tribunals.”

81

48. The Tribunals were established to inspire confidence in

the public mind for providing speedy and quality justice to the

litigants. The Tribunals were set up to reduce the increasing

burden of the High Courts. The High Courts’ judicial work

was in fact entrusted to these Tribunals. The judicial work

should be adjudicated by legally trained minds with judicial

experience or at least by a legally trained mind. The public

has faith and confidence in the judiciary and they approach

the judiciary for just and fair decisions. Therefore, to

maintain the trust and confidence in the judicial system, the

government should ensure that the person adjudicating the

disputes is a person having legal expertise, modicum of legal

training and knowledge of law apart from an impeccable

integrity and ability. The persons who have no legal expertise

and modicum of legal training may find it difficult to deal with

complicated and complex questions of law which at times even

baffle the minds of well trained lawyers and judges. Therefore,

dispensation of justice should be left primarily to the members

of the Bar and the Judges who have by long judicial and legal

training and experience have acquired understanding,
82
objectivity and acumen. Unless we take utmost care in the

matter of appointments in the Tribunal, our justice delivery

system may not command credibility, confidence and the trust

of the people of this country.

49. In all constitutional matters where amendments of

certain legislations have been challenged, the approach of this

Court has always been to examine the constitutional scheme

of every enactment of the State. It is clear that the Court had

never tried to pick holes or searched for defects of drafting but

has sustained the enactments if found fit on the anvil of truth

and has struck down the enactments only whenever an

enactment was found wholly unsustainable. The Courts have

always been very conscious of the demarked functions of the

three organs of the State. The Courts have also recognized the

concept of checks and balances under the Constitution.

50. The Courts constitute an inbuilt mechanism within the

framework of the Constitution for purposes of social audit and

to ensure compliance of the Rule of Law. This Court seeks

only to ensure that the majesty of this great institution may
83
not be lowered and the functional utility of the constitutional

edifice may not be rendered ineffective. This principle was

articulated by this Court in the case of M.L. Sachdev v. Union

of India & Another (1991) 1 SCC 605.

51. There are plethora of cases where challenges have been

made to various enactments of the State constituting expert

bodies/Tribunals on the ground that in such Tribunals the

positions required to be occupied by the persons of judicial

background are being filled in by those who are bureaucrats

and others who are not having judicial expertise and

objectivity. In such cases, it has been a ground of challenge

that the bodies/Tribunals being judicial forums having

adjudicatory powers on the questions of importance and

legalistic in nature and in the background of the doctrine of

separation of powers recognized by the Indian Constitution,

the head of the judiciary should always be consulted for such

appointments and the main substance behind such challenge

has been that the persons who are appointed to such bodies
84
should belong to the judiciary because those members have to

discharge judicial functions.

52. In Sampath Kumar’s case (supra), Bhagwati, C.J.

relying on Minerva Mills’ case declared that it was well

settled that judicial review was a basic and essential feature of

the Constitution. If the power of judicial review is taken away,

the Constitution would cease to be what it is. The court

further declared that if a law made under Article 323-A(1) were

to exclude the jurisdiction of the High Court under Articles

226 and 227 without setting up an efficient alternative

institutional mechanism or arrangement for judicial review, it

would violate the basic structure and hence outside the

constituent power of Parliament.

53. The Parliament was motivated to create new adjudicatory

fora to provide new, inexpensive and fast-track adjudicatory

systems and permitting them to function by tearing of the

conventional shackles of strict rule of pleadings, strict rule of

evidence, tardy trials, three/four-tier appeals, endless

revisions and reviews – creating hurdles in fast flow of stream
85
of justice. The Administrative Tribunals as established under

Article 323-A and the Administrative Tribunals Act, 1985 are

an alternative institutional mechanism or authority, designed

to be not less effective than the High Court, consistently with

the amended constitutional scheme but at the same time not

to negate judicial review jurisdiction of the constitutional

courts.

54. I am, therefore, clearly of the opinion that there is no

anathema in the Tribunal exercising jurisdiction of High Court

and in that sense being supplemental or additional to the High

Court but, at the same time, it is our bounden duty to ensure

that the Tribunal must inspire the same confidence and trust

in the public mind. This can only be achieved by appointing

the deserving candidates with legal background and judicial

approach and objectivity.

55. I deem it appropriate to briefly discuss the theory of basic

structure and separation of power in the Constitution to

properly comprehend the controversy involved in this case.

EQUALITY AND BASIC STRUCTURE
86

56. Initially when the doctrine of basic structure was laid

down there was no specific observation with respect to

whether Article 14 forms part of basic structure or not. In fact

the confusion was to such an extent as to whether

fundamental rights as a whole form part of basic structure or

not? It was in this light that Khanna, J., had to clarify in his

subsequent decision in Indira Nehru Gandhi v. Raj Narain

& Anr. (1975) Supp. SCC 1 in the following words:-

“…….What has been laid down in that judgment is that
no article of the Constitution is immune from the
amendatory process because of the fact that it relates to
a fundamental right and is contained in Part III of the
Constitution…..The above observations clearly militate
against the contention that according to my judgment
fundamental rights are not a part of the basic structure
of the Constitution. I also dealt with the matter at length
to show that the right to property was not a part of the
basic structure of the Constitution. This would have been
wholly unnecessary if none of the fundamental rights was
a part of the basic structure of the Constitution”. [Paras
251-252]

Further, though not directly quoting Article 14 of the

constitution Chandrachud, J. in the above mentioned case

held that,
87
“I consider it beyond the pale of reasonable controversy
that if there be any unamendable features of the
Constitution on the score that they form a part of the
basic structure of the Constitution, they are that: (i)
Indian sovereign democratic republic; (ii) Equality of
status and opportunity shall be secured to all its citizens;

(iii) The State shall have no religion of its own and all
persons shall be equally entitled to freedom of conscience
and the right freely to profess, practise and propagate
religion and that (iv) the nation will be governed by a
Government of laws, not of men. These, in my opinion,
are the pillars of our constitutional philosophy, the
pillars, therefore, of the basic structure of the
Constitution.” [Para 664]

57. Thus, from the above observations it is very clear that at

no point of time there was the intention to exclude the

mandate of equality from the basic structure. The I.R. Coelho

(dead) by Lrs. v. State of Tamil Nadu & Others (2007) 2

SCC 1 rightly observed that in Indira Gandhi’s case,

Chandrachud, J. posits that equality embodied in Article 14 is

part of the basic structure of the constitution and, therefore,

cannot be abrogated by observing that the provisions

impugned in that case are an outright negation of the right of

equality conferred by Article 14, a right which more than any

other is a basic postulate of our constitution [Para 108]
88

58. In the above case relying on the observations in the

Minerva mills’s case the question of Article 14 coming under

the purview of Basic structure has been brought at rest. Since

it has been a settled question per the judgment of I.R. Coelho

that the arbitrariness of a legislation, Rules, Policies and

amendment would be subject to the test of reasonableness,

rule of law and broad principle of equality as per Article 14.

59. In Ashoka Kumar Thakur & Ors. v. Union of India &

Ors. (2008) 6 SCC 1, Balakrishnan, CJ. observed that,

“118. Equality is a multicolored concept incapable of a
single definition as is also the fundamental right under
Article 19(1)(g). The principle of equality is a delicate,
vulnerable and supremely precious concept for our
society. It is true that it has embraced a critical and
essential component of constitutional identity. The larger
principles of equality as stated in Articles 14, 15 and 16
may be understood as an element of the “basic structure”
of the Constitution and may not be subject to
amendment, although, these provisions, intended to
configure these rights in a particular way, may be
changed within the constraints of the broader principle.
The variability of changing conditions may necessitate
the modifications in the structure and design of these
rights, but the transient characters of formal
arrangements must reflect the larger purpose and
principles that are the continuous and unalterable
thread of constitutional identity. It is not the introduction
of significant and far-reaching change that is
89
objectionable, rather it is the content of this change
insofar as it implicates the question of constitutional
identity.”

SEPARATION OF POWERS

60. The Constitution has very carefully separated the powers

of executive, judiciary and legislature and maintained a very

fine balance.

61. Sikri, C.J. in Kesavananda Bharati’s case (supra)

stated that separation of powers between the legislature,

executive and the judiciary is basic structure of the

constitution. The learned judge further observed that,

“The above structure is built on the basic foundation i.e.
the dignity and freedom of the individual. This is of
supreme importance. This cannot by any form of
amendment be destroyed.” (Para 293)

“The above foundation and the above basic features are
easily discernible not only from the preamble but the
whole scheme of the Constitution, which I have already
discussed.” [Para 294]

62. In Minerva Mills Ltd. (supra), the court observed thus:-

“87……every organ of the State, every authority under
the Constitution, derives its power from the Constitution
and has to act within the limits of such power. But then
90
the question arises as to which authority must decide
what are the limits on the power conferred upon each
organ or instrumentality of the State and whether such
limits are transgressed or exceeded. Now there are three
main departments of the State amongst which the powers
of government are divided; the executive, the legislature
and the judiciary. Under our Constitution we have no
rigid separation of powers as in the United States of
America, but there is a broad demarcation, though,
having regard to the complex nature of governmental
functions, certain degree of overlapping is inevitable. The
reason for this broad separation of powers is that “the
concentration of powers in any one organ may” to quote
the words of Chandrachud, J., (as he then was) in Indira
Gandhi case (supra) “by upsetting that fine balance
between the three organs, destroy the fundamental
premises of a democratic government to which we are
pledged”.

63. This court in Subhash Sharma & Ors. v. Union of

India 1991 Sup (1) 574 observed as under:-

“…….The constitutional phraseology would require to be
read and expounded in the context of the constitutional
philosophy of separation of powers to the extent
recognised and adumbrated and the cherished values of
judicial independence.” [Para 31]

64. In Pareena Swarup v. Union of India (2008) 14 SCC

107 the court observed as under:-

“9. It is necessary that the court may draw a line
which the executive may not cross in their
91
misguided desire to take over bit by bit and (sic)
judicial functions and powers of the State exercised
by the duly constituted courts. While creating new
avenue of judicial forums, it is the duty of the
Government to see that they are not in breach of
basic constitutional scheme of separation of powers
and independence of the judicial function.”

In the said case, it was also observed as under:-

“10……………..The Constitution guarantees free
and independent judiciary and the constitutional
scheme of separation of powers can be easily and
seriously undermined, if the legislatures were to
divest the regular courts of their jurisdiction in all
matters, and entrust the same to the newly created
Tribunals which are not entitled to protection
similar to the constitutional protection afforded to
the regular courts. The independence and
impartiality which are to be secured not only for
the court but also for Tribunals and their
members, though they do not belong to the
“judicial service” but are entrusted with judicial
powers. The safeguards which ensure
independence and impartiality are not for
promoting personal prestige of the functionary but
for preserving and protecting the rights of the
citizens and other persons who are subject to the
jurisdiction of the Tribunal and for ensuring that
such Tribunal will be able to command the
confidence of the public. Freedom from control and
potential domination of the executive are necessary
preconditions for the independence and
impartiality of Judges. To make it clear that a
judiciary free from control by the executive and
legislature is essential if there is a right to have
claims decided by Judges who are free from
potential domination by other branches of
Government. With this background, let us consider
the defects pointed out by the petitioner and
amended/proposed provisions of the Act and the
Rules.”

92

EQUAL PAY FOR EQUAL WORK

65. The Equal Remuneration Act, 1976 and in particular its

preamble declares the Act to provide for payment of equal

remuneration and prevention of any kind of discrimination on

the ground of sex or otherwise in the matter of employment.

The Equal Remuneration Act, 1976 extends to the whole of

India by virtue of Section 1(2) and there cannot be different

pay scales for different employees carrying out exactly same

work. Section 4(3) states that “where, in an establishment or

employment, the rates of remuneration payable before the

commencement of this Act for men and women workers for the

same work or work of a similar nature are different only on the

ground of sex, then the higher (in cases where there are only

two rates), or, as the case may be, the highest (in cases where

there are more than two rates), of such rates shall be the rate

at which remuneration shall be payable, on and from such

commencement, to such men and women workers.”

66. In view of the above constitutional principles and

Directive Principles of State Policy under the Constitution and
93
the statutory and mandatory provisions of overriding Equal

Remuneration Act, 1976, the following principles are evolved

for fixing the governmental pay policy, whether executive or

legislative on the recommendation of the Pay Commissions,

Pay Committees by Executive Governments, which are broadly

stated as under:-

(1) The governmental pay policy, whether executive or

legislative, cannot run contrary to constitutional principles of

constitutional law;

(2) The governmental pay policy, whether executive or

legislative, cannot run contrary to the overriding provisions of

Equal Remuneration Act, 1976.

xxx xxx xxx

(12) The governmental pay policy must conform to the

overriding statutory command under Sections 13 and 14 read

with Section 1(2) of the Equal Remuneration Act, 1976, which

supports for uniformity between the pay policy of the State

Governments and the Central Government in the whole of

India and such uniformity in the pay policy of the State

Governments and the Central Government in the whole of
94
India has already found further support from the Judgment of

this Court in the case of Randhir Singh v. Union of India &

Others (1982) 1 SCC 618. I must hasten to say that where all

things are equal that is, where all relevant considerations are

same, persons holding identical posts may not be treated

differentially of their pay.

67. As early as in 1952, in a celebrated case decided by this

court in State of West Bengal v. Anwar Ali Sarkar v. (1952)

SCR 284, this court laid down that in order to pass the test,

two conditions must be fulfilled, namely, that the classification

must be founded on an intelligible differentia which

distinguishes those that are grouped together from others and

that said differentia must have a rational relation to the object

sought to be achieved by the Act. The differentia which is the

basis of the classification and the object of the Act are distinct

things and what is necessary is that there must be a nexus

between them.

95

68. In 1959, in a celebrated case of Shri Ram Krishna

Dalmia v. Shri Justice S. R. Tendolkar & Others (1959) 1

SCR 279 at p.296, this Court observed as under:

“………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 grouped
together from others left out of the group and, (ii)
that differentia must have a rational relation to the
object sought to be achieved by the statute in
question………”

69. In The State of Jammu & Kashmir v. Triloki Nath

Khosa and Ors. (1974) 1 SCC 19, this court observed as

under:-

“……..Discrimination is the essence of
classification and does violence to the
constitutional guarantee of equality only if it
rests on an unreasonable basis……”

70. In Indira Nehru Gandhi (supra), the court observed as

under:-

“This Court, at least since the days of Anwar Ali
Sarkar’s case, has consistently taken the view that the
96
classification must be founded on an intelligible
differentia which distinguishes those who are grouped
together from those who are left out and that the
differentia must have a rational relation to the object
sought to be achieved by the particular law. The first
test may be assumed to be satisfied since there is no
gainsaying that in our system of Government, the Prime
Minister occupies a unique position. But what is the
nexus of that uniqueness with the law which provides
that the election of the Prime Minister and the Speaker
to the Parliament will be above all laws, that the
election will be governed by no norms or standards
applicable to all others who contest that election and
that a election declared to be void by a High Court
judgment shall be deemed to be valid, the judgment
and its findings being themselves required to be
deemed to be void? Such is not the doctrine of
classification and no facet of that doctrine can support
the favoured treatment accorded by the 39th
Amendment to two high personages. It is the common
man’s sense of justice which sustains democracies and
there is a fear that the 39th Amendment, by its
impugned part, may outrage that sense of justice.
Different rules may apply to different conditions and
classes of men and even a single individual may, by his
uniqueness, form a class by himself. But in the absence
of a differentia reasonably related to the object of the
law, justice must be administered with an even hand to
all.

71. In Maneka Gandhi v. Union of India & Anr. (1978) 1

SCC 248 it was observed as follows:

“….Equality is a dynamic concept with many
aspects and dimensions and it cannot be
imprisoned within traditional and doctrinaire
limits…. Article 14 strikes at arbitrariness in state
97
action and ensures fairness and quality of
treatment. The principle of reasonableness, which
legally as well as philosophically, is an essential
element of equality or non-arbitrariness pervades
Article 14 like a brooding omnipresence.”

72. In Randhir Singh (supra), it was held as under:

“8. ……..Article 39(d) of the Constitution
proclaims “equal pay for equal work for both men
and women” as a directive principle of State Policy.
“Equal pay for equal work for both men and women”
means equal pay for equal work for everyone and as
between the sexes. Directive principles, as has been
pointed out in some of the judgments of this Court
have to be read into the fundamental rights as a
matter of interpretation. Article 14 of the
Constitution enjoins the State not to deny any
person equality before the law or the equal
protection of the laws and Article 16 declares that
there shall be equality of opportunity for all citizens
in matters relating to employment or appointment
to any office under the State………Construing
Articles 14 and 16 in the light of the Preamble and
Article 39(d) we are of the view that the principle
‘Equal pay for Equal work’ is ‘deducible from those
Article and may be properly applied to cases of
unequal scales of pay based on no classification or
irrational classification though these drawing the
different scales of pay do identical work under the
same employer.”

73. In Surinder Singh & Anr. v. Engineer-in-Chief, CPWD

& Others (1986) 1 SCC 639 it was observed that the Central

Government like all organs of State is committed to the

Directive Principles of State Policy and Article 39 enshrines the

principle of equal pay for equal work.

98

74. In Mackinnon Mackenzie & Co. Ltd. v. Audrey D’

Costa & Another (1987) 2 SCC 469 it was observed that the

term “same work” or “work of similar nature” under Section

2(h) of the Act that “whether a particular work is same or

similar in nature as another work can be determined on the

three considerations. In deciding whether the work is same or

broadly similar, the authority should take broad view; next in

ascertaining whether any differences are of practical

importance, the authority should take an equally broad

approach for the very concept of similar work implies

differences in detail, but these should not defeat a claim for

equality on trivial grounds. It should look at the duties

actually performed, not those theoretically possible. In

making comparison the authority should look at the duties

generally performed by men and women.”

75. In Bhagwan Dass & Others v. State of Haryana &

Others (1987) 4 SCC 634 this court held that the mode of

selection and period of appointment is irrelevant and

immaterial for the applicability of equal pay for equal work
99
once it is shown that the nature of duties and functions

discharged and work done is similar.

76. In Inder Singh & Others v. Vyas Muni Mishra &

Others 1987 (Supp) SCC 257 this court also held the view

that when two groups of persons are in the same or similar

posts performing same kind of work, either in the same or in

the different departments, the court may in suitable cases,

direct equal pay by way of removing unreasonable

discrimination and treating the two groups, similarly situated,

equally.

77. In Haryana State Adhyapak Sangh & Others v. State

of Haryana & Ors. (1988) 4 SCC 571 this court enforced the

principle of equal pay for equal work for Aided School teachers

at par with government school teachers and held that the

teachers of Aided Schools must be paid same pay scale and

dearness allowance as teachers of the government schools.
100

78. In U.P. Rajya Sahakari Bhoomi Vikas Bank Ltd. v.

Workmen 1989 Supp (2) SCC 424, this court observed as

under:-

“The Tribunal’s finding that both the groups were
doing the same type of work has rightly not been
challenged by the employer Bank as it is a pure
finding of fact. If irrespective of classification of
junior and senior groups, the same work was
done by both, the principle of equal pay for equal
work is definitely attracted and on the finding of
fact the Tribunal was justified in applying the
principle to give the same benefit to those who
had been left out.”

79. In the case of Sita Devi & Others v. State of Haryana

& Others (1996) 10 SCC 1 this court held: “The doctrine of

“equal pay for equal work” is recognized by this Court as a

facet of the equality clause contained in Article 14 of the

Constitution.”

80. In Sube Singh & Ors. v. State of Haryana & Ors.

(2001) 7 SCC 545 (para 10), this court observed as under:-

“….whether the classification is reasonable having
an intelligible differentia and a rational basis
germane to the purpose, the classification has to be
held arbitrary and discriminatory”.

101

81. In John Vallamattom & Another v. Union of India

(2003) 6 SCC 611, the constitutionality of Section 118 of the

Indian Succession Act, 1925 was challenged. Section 118

was declared unconstitutional and violative of Article 14 of the

Constitution. In that case, this court observed thus:-

“Although Indian Christians form a class by
themselves but there is no justifiable reason to hold
that the classification made is either based on
intelligible differentia or the same has any nexus
with the object sought to be achieved. The
underlying purpose of the impugned provision
having adequately been taken care of by Section 51,
the purport and object of that provision must be
held to be non-existent.”

82. In State of Mizoram & Another. v. Mizoram

Engineering Service Association & Another (2004) 6 SCC

218 while dealing with case of this nature, this court observed

as under:-

“The fact that the revised pay scale was being
allowed to Mr Robula in tune with the
recommendations of the Fourth Central Pay
Commission, shows that the State Government had
duly accepted the recommendations of the Fourth
Central Pay Commission. Having done so, it cannot
be permitted to discriminate between individuals
and not allow the same to the rest.”

102

In this case, this Court clearly stated that the State cannot be

permitted to discriminate similarly placed persons.

83. This court in Union of India v. Dineshan K.K. (2008) 1

SCC 586 at page 591 (para 12) observed as under:-

“The principle of “equal pay for equal work” has
been considered, explained and applied in a
catena of decisions of this Court. The doctrine of
“equal pay for equal work” was originally
propounded as part of the directive principles of
the State policy in Article 39(d) of the
Constitution. In Randhir Singh v. Union of India a
Bench of three learned Judges of this Court had
observed that principle of equal pay for equal
work is not a mere demagogic slogan but a
constitutional goal, capable of being attained
through constitutional remedies and held that
this principle had to be read under Articles 14
and 16 of the Constitution. This decision was
affirmed by a Constitution Bench of this Court in
D.S. Nakara v. Union of India. Thus, having
regard to the constitutional mandate of equality
and inhibition against discrimination in Articles
14 and 16, in service jurisprudence, the doctrine
of “equal pay for equal work” has assumed status
of a fundamental right.”

84. The principle underlying the guarantee of Article 14 is

not that the same rules of law should be applicable to all

persons within the Indian territory or that the same remedies

should be made available to them irrespective of differences of

circumstances. It only means that all persons similarly
103
circumstanced shall be treated alike both in privileges

conferred and liabilities imposed.

85. The law can make and set apart the classes according to

the needs and exigencies of the society and as suggested by

experience. It can recognize even degree of evil, but the

classification should never be arbitrary, artificial or evasive.

86. The classification must not be arbitrary but must be

rational, that is to say, it should be based on some qualities or

characteristics which are to be found in all the persons

grouped together and not in others who are left out but those

qualities or characteristics must have a reasonable relation to

the object of the legislation. In order to pass the test, two

conditions must be fulfilled, namely, (1) that the classification

must be founded on an intelligible differentia which

distinguishes those that are grouped together from others and

(2) that differentia must have a rational relation to the object

sought to be achieved by the Act.

104

87. In the instant case, in the counter-affidavit the

respondents admitted clear discrimination, but I fail to

comprehend why the respondents are perpetuating

discrimination. I deem it proper to quote the relevant portion

from the counter affidavit as under:

“However this is a temporary anomaly. Over a
period of time, the said anomaly would correct itself
and after a period of 4-5 years all the members of
the Tribunal would be treated in an equal manner.”

88. One fails to comprehend and understand why the

respondents are perpetuating discrimination even for a period

of four to five years.

89. The High Court Judges are appointed from two streams –

2/3rd from the Bar and 1/3rd from the Subordinate Judicial

Service. After appointment, they are assigned the task of

discharging judicial functions. The direct and inevitable

impact of the amendment is to dissuade and discourage both

the members of the Bar and Judiciary from becoming

members of the Tribunal. The Tribunal is discharging purely

judicial work which were earlier discharged by the judges of
105
the High Courts. The people’s faith and confidence in the

functioning of the Tribunal would be considerably eroded if

both the members of the Bar and judiciary are discouraged

from joining the Tribunal. In a democratic country governed

by rule of law, both the lawyers and judges cannot be

legitimately discouraged and dissuaded from manning the

Tribunal discharging only judicial work.

90. The petitioners are aggrieved by the decision of the

respondents to abolish the post of Vice-Chairman in the

Central Administrative Tribunal and pray that it should be

restored.

91. The petitioners are further aggrieved by the newly

inserted Section 10A of the Administrative Tribunal Act, 1985

to the extent that it postulates different pay scales and

conditions of service for the members of the Central

Administrative Tribunal on the basis of their appointment

under the amended and the unamended rules and pray that
106
uniform conditions of service be made applicable to all

members.

92. The petitioners are also aggrieved by the newly inserted

Section 10A that it is unconstitutional to the extent that it

stipulates that the total term of the office of the members of

the Tribunal shall not exceed 10 years. They pray that this

embargo be removed.

93. The petitioners further pray that all members be

permitted to function till they attain the age of superannuation

of 65 years.

NEWLY INSERTED SECTION 10A

94. I see no rationale or justification in providing different

conditions of service for the members of the Tribunal on the

basis of their appointment under the amended and the

unamended rules, particularly when even according to the

respondents it is nowhere denied that both the categories of

members are not discharging the same duties, obligations and

responsibilities.

107

95. Amended Section 10A is clearly discriminatory and

violative of basic principles of equality. Section 10A of the

amended Act is declared discriminatory, unconstitutional and

ultra vires of the Constitution so far as it does not provide

uniform pay scales and service conditions on the basis of

amended and unamended rules. Consequently, all the

members of the Tribunal would be entitled to get the same pay

scales and service conditions from June 2010.

96. Section 10A of the amended Act is also declared

discriminatory because the direct and inevitable impact of

insertion of Section 10A is to prescribe different age of

retirement for the judicial and other members. On the one

hand, the age of superannuation of the members has been

increased from 62 to 65 years and according to the amended

Act, the administrative members would now retire at the age of

65 years. The members can now get maximum of two terms of

5 years each. A lawyer appointed at the age of 45 years will

have to retire at the age of 55 years. Therefore, by this
108
amendment, administrative member would retire at the age of

65 whereas judicial member may retire even at the age of 55.

This is clearly discriminatory and violative of the fundamental

principle of equality. Consequently, section 10A of the

amended Act is declared discriminatory and violative of Article

14 of the Constitution and is declared ultra vires of the

Constitution, to the extent that it places embargo of two terms

of five years each leading to different ages of retirements of the

members of the Tribunal. Consequently, henceforth, all the

members of the Tribunal shall function till the age of 65 years.

In other words, there would be a uniform age of retirement for

all the members of the Tribunal.

97. The petitioners pray that the newly added Section 12(2)

be quashed as it impinges upon the independence of judiciary.

NEWLY INSERTED SECTION 12(2)

98. I see no logic, rationale or justification in abolishing the

post of Vice-Chairman in the Central Administrative Tribunal.

No reason for such abolition has been spelt out by the
109
respondents even at the time of introducing the Bill. Before

the amendment, ordinarily, the retired judges of the High

Courts used to be appointed to the post of Vice-Chairman. It

used to be in consonance with the status and positions of the

retired judges.

99. There seems to be no basis or rational explanation of

abolishing the post of Vice-Chairman. I fail to comprehend

that on the one hand, the post of Vice-Chairman has been

abolished and on the other hand under the newly inserted

section 12(2) the power to designate Vice-Chairman has been

given to the appropriate government. This is per se untenable

and unsustainable. The executive has usurped the judicial

functions by inserting section 12(2). The direct and inevitable

consequence of the amendment would affect the independence

of judiciary.

100. In the race of becoming the Vice-Chairman there would

be erosion of independence of judiciary. As aptly observed in

Sampath Kumar’s case (supra) that a judicial member who is
110
looking forward to promotion to the post of Vice-Chairman

would have to depend on the goodwill and favourable instance

of the executive and that would directly affect independence

and impartiality of the members of the Tribunal impinging

upon the independence of judiciary.

101. Now, under section 12(2) of the amended Act, the entire

power of designating Vice-Chairman has been usurped by the

appropriate government. This amendment also has the

potentiality of disturbing the separation of powers. The power

pertaining to judicial functioning of the Tribunal which was

earlier exercised by the judiciary has been usurped by the

executive. On the aforesaid considerations, the newly

inserted section 12(2) is per se untenable and consequently

declared null and void.

102. In the larger public interest the post of Vice-Chairman is

restored and the procedure for appointment would be in

accordance with the unamended rules of the Act.

103. It must be clearly understood by all concerned that the

judicial work which the members of the Tribunal discharge is

one, which was earlier discharged by the Judges of the High
111
Court. The work is totally judicial in nature, therefore,

dispensation of justice should be left primarily to the members

of the Bar and Judges who have, by long experience and

training acquired judicial discipline, understanding of the

principles of law, art of interpreting laws, rules and

regulations, legal acumen, detachment and objectivity. Unless

extreme care is taken in the matter of appointments of the

members of Tribunal, our justice delivery system may not

command confidence, credibility, acceptability and trust of the

people.

104. I deem it appropriate to reiterate the impact of

conclusions of my judgment:

(i) All the members of the Tribunal appointed either by

amended or unamended rules would be entitled to get

uniform pay scales and service conditions from

01.06.2010. However, in the facts of this case, they

would not be entitled to claim any arrears on account

of different pay scales and service conditions.
112

(ii) All the members of the Tribunal would have uniform

age of retirement from 01.06.2010, meaning thereby

that all members of the Tribunal shall be permitted to

function until they attain the age of superannuation of

65 years. Hence, Section 10A is quashed and set

aside.

(iii) The post of Vice-Chairman in the Central

Administrative Tribunal is restored from 01.06.2010.

However, I do not want to disturb the Vice-Chairmen,

if already designated by the Government, and permit

them to continue in their respect posts till they attain

the age of superannuation. Thereafter, the Vice-

Chairman shall be appointed in accordance with the

unamended rules. Consequently, the newly inserted

section 12(2) of the amended Act is also quashed and

set aside.

105. The Writ Petitions are accordingly allowed in

aforementioned terms and disposed of, leaving the parties to

bear their own costs.

113

…………………………….J.
(Dalveer Bhandari)
New Delhi;

May 6, 2010