PETITIONER: L. CHANDRA KUMAR Vs. RESPONDENT: UNION OF INDIA AND OTHERS DATE OF JUDGMENT02/12/1994 BENCH: KULDIP SINGH (J) BENCH: KULDIP SINGH (J) HANSARIA B.L. (J) MAJMUDAR S.B. (J) CITATION: 1995 AIR 1151 1995 SCC (1) 400 JT 1995 (1) 454 1994 SCALE (5)72 ACT: HEADNOTE: JUDGMENT:
ORDER
1. The challenge to the validity of Section 5(6) of	the
Administrative Tribunals Act, 1985 (the ‘Act’) has unmasked
greater	issues, to examine which, we	have come to	the
conclusion that the judgment of this Court in	S.P Sampath
Kumar v. Union of India1 which is by a Constitution Bench of
five learned Judges, needs to be reconsidered by a larger
Bench.	Our reasons follow.
2. The Constitution	(Forty-second Amendment) Act,	1976
inserted Part	XIV-A in the Constitution which contains
Articles 323-A	and 323-B. These articles	conceive of
setting	up of various tribunals as adjudicatory bodies.
They, inter alia, contain provisions which enable not	only
Parliament but	even State Legislatures to	exclude	the
jurisdiction of all courts except that of this Court under
Article	136 with respect to matters	falling	within	the
jurisdiction of the tribunals concerned. The Act came to be
enacted by Parliament in exercise of the powers conferred on
it by Article 323-A of the Constitution. The vires of	the
Act was challenged before this Court which was upheld in
Sampath Kumar case1.
3. While upholding the validity of Section 28 of the	Act
in Sampath Kumar case’ this Court took the view that	the
power of judicial review need not always be exercised by
regular	courts and the same can be exercised by an equally
efficacious alternative mechanism.	Apart from making
suggestions relating to the eligibility etc. of the persons
who could be appointed as Chairman, Vice-Chairman or Members
of the Tribunal this Court stated that every Bench of	the
Tribunal should consist of one Judicial Member and	one
Administrative Member.
4. The primary reason, according to us, for having a fresh
look at the issues involved in Sampath Kumar case1 is	the
observations of the Bench therein by which the tribunals
have been equated with the High Courts. A two-Judge Bench
of this Court in J.B. Chopra v. Union of India2 relying upon
Sampath	Kumar1	has held that the Tribunals have	the
jurisdiction, power and authority even to adjudicate	upon
questions pertaining to the	constitutional	validity or
otherwise of a rule framed by the President of India under
the proviso to Article 309 of the Constitution. They	can
even adjudicate on the vires of the Acts of Parliament	and
State Legislatures. Section 5(6) of the Act	gives	this
power, if the Chairman of the Tribunal so desires, even to a
single Administrative Member. It is a different matter that
no Chairman would like to do so; but that has no relevance
while examining the validity of the sub-section which reads
as below:
1    (1987) 1 SCC 124
2    (1987) 1 SCC 422 : AIR 1987 SC 357
402
	“Notwithstanding	anything contained in	the
foregoing provisions of this section, it shall
be competent for the Chairman or any other
Member authorised by the Chairman in	this
behalf to function as a Bench consisting of a
Single Member and exercise the jurisdiction,
powers and authority of the Tribunal	in
respect of such	classes of cases or	such
matters pertaining to such classes of cases as
the Chairman may by general or special order
specify:
	Provided	that if at any stage of the hearing
of any such case or matter it appears to	the
Chairman	or such Member that the case or
matter is of such a nature that it ought to be
heard by a Bench consisting of two Members the
case or	matter	may be	transferred by	the
Chairman	or, as the case may be, referred to
him for	transfer to, such Bench as	the
Chairman may deem fit.”
5. In Amulya Chandra Kalita v. Union of India3 a two-Judge
Bench of this Court held that the Administrative Member of
Tribunal alone is not competent to hear and decide a case.
This view was taken after referring to what has been pointed
out in Sampath Kumar case1 requiring Bench of the Tribunal
to consist of one Judicial Member and	one Administrative
Member	following which observation, the Act was amended to
say so, vide its Section 5(2) as substituted by Act 19 of
1986.	The attention of the Bench deciding Amulya Chandra
Kalita case3, however, was not invited to Section 5(6).
6. The aforesaid point came to be examined again; and this
time by a three-Judge Bench in Mahabal Ram v.	ICAR4.	(The
judgment was,	however, rendered on 3-5-1991.) When	the
attention of this Bench was drawn to Section 5(6) of	the
Act, it opined that any matter involving questions of law or
interpretation	of constitutional provision	should	be
assigned to a two Member Bench and parties can request	the
Single	Member to refer the matter to a larger Bench of	two
Members	and such request should ordinarily be accepted.
Pursuant to these observations an order was passed by	the
Chairman of the Central Administrative Tribunal on 18-12-
1991 which is in consonance with the	same.	It deserves
notice	that in Mahabal Ram case4 there was no challenge to
the validity of sub-section (6), but the same has	been
assailed here.
7. Shri Rama	Jois,	in assailing the validity of	sub-
section (6), has raised larger issues before us one of which
relate	to the	view taken in	Sampath Kumar	case1	that
judicial power	need not always be exercised	by regular
courts.	According to the learned counsel, this is contrary
to the dicta laid down even in Kesavananda Bharati v. State
of Kerala5. Indeed, this is the view which has been taken
recently by a Full Bench of Andhra Pradesh High Court in
Sakinala Harinath v.	State of A.p6	For the sake	of
completeness it
3 (1991) 1 SCC 181 1991 SCC (L&S) 145: (1990) 14 ATC 911
4 (1994) 2 SCC 401
5 (1973) 4 SCC 225 AIR 1973 SC 1461
6 (1994) 1 APLJ 1
403
may be	mentioned that the decision in Sakinala6 has	been
assailed before this Court in CA No. 169 of 1994 which	has
been referred to a Constitution Bench.
8.Another facet of the case focussed by Shri Rama	Jois
relates to the equality of status between the Tribunals	and
the High Courts. A note discordant to that	of Sampath
Kumar1	was struck in this regard by a three Judge Bench of
this Court in M.B. Majumdar v. Union of India7 holding	that
Administrative	Tribunals cannot be equated with the	High
Courts	in all respect and they are not deemed High Courts,
because of which Members of Tribunals cannot claim equality
with High Court Judges as	regards	pay and age	of
superannuation.	Mention may also be made about the	view
taken by this Court in State of Orissa v. Bhagaban Sarangi8
that a tribunal established under the Act is nonetheless a
tribunal and it cannot side-track a decision of the	High
Court concerned.
9.It would not be out of place to refer to a	three-Judge
Bench decision of this Court in R.K. Jain v. Union of India9
in which need for the Members of the Tribunal	(which	was
CEGAT in that case set up with the aid of Article 323-B	but
what was stated therein would apply proprio vigore to	the
Tribunal at hand) having adequate legal expertise, judicial
experience and legal training was emphasised to enable	the
Tribunal to become effective	alternative institutional
mechanism and	to dispense with High Courts’ power of
judicial review. Ramaswamy, J., however, opined that	such
tribunals being creature of statutes can in no	case claim
the status of the High Court or parity or as substitutes.
10.The aforesaid post-Sampath Kumar1 cases do require in our
considered view, a fresh look by a larger Bench over all the
issues	adjudicated by this Court in Sampath	Kumar case1
including the question whether the Tribunal can at all	have
an Administrative Member on its Bench, if it were to	have
the power of even deciding constitutional validity of a
statute	or 309 Rule, as conceded	in Chopra case2.
Examination of	this aspect would be necessary	to instill
confidence in the minds of people (and litigants) which is
the greatest prop of the judiciary.
11.Let	the records be placed	before	Hon’ble the Chief
Justice of India for constitution of an appropriate Bench.
7 (1990) 4 SCC 501 : 1991 SCC (L&S) 233 : AIR 1990 SC 2263
8 (1995) 1 SCC 399
9 (1993) 4 SCC 119: 1993 SCC (L&S) 1128 :(1993) 25 ATC 464
404