Supreme Court of India

Raja Khan vs U.P.Sunni Central Wakf Board & Anr on 10 December, 2010

Supreme Court of India
Raja Khan vs U.P.Sunni Central Wakf Board & Anr on 10 December, 2010
Bench: Markandey Katju, Gyan Sudha Misra
                                                                                       1


                                  REPORTABLE
                 IN THE SUPREME COURT OF INDIA

                 CIVIL APPELLATE JURISDICTION

                                 I. A. NO. 2

                                     IN

            SPECIAL LEAVE PETITION (C) No. 31797 of 2010

Raja Khan                                       ..           Petitioner

      -versus-

U.P. Sunni Central Waqf Board & Anr.           ..         Respondents


                                ORDER

1. This is an application praying for expunging certain remarks made in

our judgment dated 26.11.2010 in the aforesaid case.

2. The Allahabad High Court has had a glorious history having produced

great lawyers who were leaders in the Independence struggle. It is the

largest High Court in India, and often gives leadership to all the High Courts

in the country. There have been many great Judges who have adorned the

bench of the High Court upholding the rich traditions of the Court and

maintaining the highest level of integrity e.g. Justice Mahmood, Justice
2

Pramoda Charan Banerjee, Chief Justice Shah Mohammed Suleiman, Chief

Justice Kamla Kant Verma, Justice Vashisht Bhargava, Chief Justice O.H.

Mootham, Chief Justice Nasirulla Beg, Justice S.N. Dwivedi, Justice Satish

Chandra, Justice Yashoda Nandan, Justice H.N. Seth, Justice N.D. Ojha,

Justice C.S.P. Singh, Justice A. N. Verma, etc. Hence what happens in the

Allahabad High Court is of great importance to the entire judiciary in the

country, as it will have great impact on all the High Courts in the country.

3. There are presently many excellent Judges of the Allahabad High

Court. These upright Judges are keeping the flag of the High Court flying

high by their integrity and hard work. It is therefore totally false to say that

all Judges of the Allahabad High Court are corrupt, or to construe our order

dated 26.11.2010 in that manner. It is nowhere mentioned in the said order

that all Judges of the High Court are corrupt. What is mentioned in the order

is that there are complaints against “certain Judges”, not all Judges. It has

been mentioned in the order that many lawyers who are relatives of Judges

are scrupulously taking care that no one should lift a finger on that account.

It is clarified that many Judges in the High Court are doing the same.

4. One of us (M. Katju, J.) has close attachment to the Allahabad High

Court as his family has been associated with the High Court for over a
3

century. It is, therefore, inconceivable that he would like to damage the

High Court in any way. However, what has caused great pain and anguish

to us, are certain unfortunate happenings for some time in the Allahabad

High Court. It is not necessary to mention all of them here, but reference

can certainly be made to certain distressing orders passed during the

Summer Vacations by certain Judges of the High Court this year (2010), one

of which pertains to this very case.

5. In para 9 of the Application filed before us it is stated that sweeping

observations have been made against the High court. This is not correct. In

fact, in the order dated 26.11.2010 it has been stated –

“We do not mean to say that all lawyers who have
close relations as Judges of the High Court are misusing
that relationship. Some are scrupulously taking care that
no one should lift a finger on this account. However,
others are shamelessly taking advantage of this
relationship”

How is the above a sweeping observation? A distinction is clearly made in

the above between those who are taking care of their reputation and those

who are not.

4

6. It is alleged in paragraph 9 of the application that the observations we

have made in our order “seriously damage the reputation of the institution”

and sully its image. In this connection we wish to say that the reputation of

an institution is damaged and its image sullied when some of its members

pass shocking orders and behave in a totally unacceptable manner.

7. We can quite appreciate the anguish of some of the learned Judges of

the Allahabad High Court, but we cannot overlook the fact that there are

times when introspection is required, and not mere reaction. We earnestly

request the Hon’ble Judges of the High Court to consider our order in that

spirit.

8. We again reiterate that there are many excellent Judges in the

Allahabad High Court who are working hard and doing their duty honestly,

and we have not painted everyone with the same brush.

9. With these observations the Application stands disposed of.

………………………………………J.
[MARKANDEY KATJU]

NEW DELHI; ………………………………………J.

DECEMBER 10, 2010                         [GYAN SUDHA MISRA]