Supreme Court of India
H.C. Puttaswamy And Ors vs Hon’Ble Chief Justice Of … on 5 November, 1990
Equivalent citations: 1991 AIR 295, 1990 SCR Supl. (2) 552
Bench: Shetty, K.J. (J)
PETITIONER:
H.C. PUTTASWAMY AND ORS.
Vs.
RESPONDENT:
HON'BLE CHIEF JUSTICE OF KARNATAKAHIGH COURT, BANGALORE AND
DATE OF JUDGMENT05/11/1990
BENCH:
SHETTY, K.J. (J)
BENCH:
SHETTY, K.J. (J)
AGRAWAL, S.C. (J)
CITATION:
1991 AIR 295 1990 SCR Supl. (2) 552
1991 SCC Supl. (2) 421 JT 1990 (4) 474
1990 SCALE (2)942
ACT:
Karnataka Civil Services (General Recruitment) Rules
1977-Rule 6(3)(b)--Second Division Clerks in subordinate
courts--Benefit of age relaxation--Grant of--Humanitarian
approach--Necessity for.
Article 229 of the Constitution--Appointment of court
staff-Chief Justice/Administrative Judge--Not an absolute
ruler--To operate in a clean world and remain committed to
the constitutional ethos and traditions of his calling.
HEADNOTE:
Appointments to the posts of Second Division Clerks in
all the State Departments of the Karnataka Govt. are gov-
erned by the Karnataka Civil Services (Ministerial Posts)
Recruitment Rules, 1966 and the power to make selection
vests in the State Public Service Commission. Each Depart-
ment notifies the number of required posts to the Public
Service Commission and the Commission after following the
prescribed procedure selects persons. The said Rules are
made applicable to the judicial department also by statutory
Rules called the Karnataka Subordinate Courts (Ministerial
and other posts) Recruitment Rules, 1977. Contrary to the
said statutory Rules by Notification dated 29.5.1978, the
High Court of Karnataka invited applications for the posts
of 40 Second Division Clerks and 25 posts of Typists and
Typists-copyists in the establishment of the High Court. The
notification stated that the selection would be to fill up
the then existing posts and for preparing a waiting list.
Large number of candidates including the appellants submit-
ted their applications. The then Chief Justice of the High
Court appointed as many as 398 candidates as against 40
posts advertised; he retained 56 on the establishment of the
High Court and the rest were transferred to the subordinate
courts. These appointments were made during the years 1980
to September 1982.
In 1983 seven persons who had applied for the pests in
response to the advertisement dated 29.5.1978, moved the
High Court by means of writ petitions challenging the valid-
ity of all the aforesaid appointments. They urged that they
had better merit than the appointees and the
553
appointments made by the Chief Justice from time to time
without considering their case was arbitrary and in deroga-
tion of the rules of recruitment. The High Court by its
order date 21.1.1988 allowed the writ petitions and quashed
the appointments. The affected persons filed a petition
before this Court against the order of the High Court which
was dismissed by this court with certain directions so that
the petitioners could, as far as possible be absorbed.
The Petitioners however being dissatisfied, filed the
instant review petitions on the plea that the directions
issued by this Court are not likely to ensure to the benefit
of a large number of petitioners, as majority of them had
already crossed the age of 40 years and thus would not be
able to avail of the benefit of age relaxation under Rule
6(3)(b) of the Karnataka Civil Services (General Recruit-
ment) Rules 1977, that they had put in more than 10 years of
service and that it would cause them irreparable injury if
they are thrown out of employment at that stage of their
life, as they are not likely to come anywhere near the zone
of selection in the event of fresh selection.
This Court admitted the review petition after notice to
the Respondents, granted special leave to appeal after
recalling its earlier order dated 30.4.1990; and allowing
the resultant appeals,
HELD: The judiciary is the custodian of constitutional
principles which are essential to the maintenance of the
rule of law. It is the vehicle for the protection of a set
of values which are an integral part of our social and
political philosophy. Judges are the most visible actors in
the administration of justice. Their case decisions are the
most publicly visible outcome. But the administration of
justice is just not deciding disputed cases. It involves
great deal more than that. Any realistic analysis of the
administration of justice in the Courts must also take
account of the totality of the Judges behaviour and their
administrative roles. They may appear to be only minor
aspects of the administration of justice, but collectively
they are not trivial. They constitute a substantial part of
the mosaic which represents the ordinary man's perception of
what the courts are and how the judges go about their work.
The Chief Justice or any other Administrative Judge is
not an absolute ruler. Nor he is a free-wheeler. He must
operate in the clean world of law, not in the neighbourhood
of sordid atmosphere. He has a duty to ensure that in carry-
ing out the administrative functions, he is actuated by same
principles and values as those of the Court he is
554
serving. He cannot depart from and indeed must remain com-
mitted to the constitutional ethos and traditions of his
calling. Those who are expected to oversee the conduct of
others, must necessarily maintain a higher standard of
ethical and intellectual rectitude. The public expectations
do not seem to be less exacting.
The circumstances of the instant case, however, justify
a humanitarian approach and indeed, the appellants seem to
deserve justice ruled by mercy.
Lila Dhar v. State of Rajasthan, [1981] 1 SCR 320 at
326; A.K. Yadav v. State of Haryana and Ors., [1985] 4 SCC
417; State of U.P.v. Refiquddin and Ors., [1988] 1 SCR 794;
Miss Shainda Hasan v. State of U.P. and Ors., [1990] 2 All
India Services Law Journal 93; Channabasaviah v. State of
Mysore and Ors., [1965] 1 SCR 360; referred to.
JUDGMENT: