Supreme Court of India

Shanti Bhushan & Anr vs U.O.I. & Anr on 17 December, 2008

Supreme Court of India
Shanti Bhushan & Anr vs U.O.I. & Anr on 17 December, 2008
Author: . Arijit Pasayat
Bench: Arijit Pasayat, Mukundakam Sharma
                                                                   REPORTABLE

                  IN THE SUPREME COURT OF INDIA

                    CIVIL ORIGINAL JURISDICTION

               WRIT PETITION (CIVIL) NO. 375 OF 2007



Shanti Bhushan and Anr.                                   ...Petitioners

                                   Versus

Union of India and Anr.                                   ....Respondents




                              JUDGMENT

Dr. ARIJIT PASAYAT, J

1. Judges, like Caesar’s wife, should be above suspicion is the focal

point in this petition under Article 32 of the Constitution of India, 1950 (in

short the `Constitution’) filed by Mr. Shanti Bhushan, a senior lawyer of

eminence and former Law Minister and Ms. Kamini Jaiswal, an Advocate.

The writ petition is stated to have been filed in public interest litigation

seeking appropriate declaration and issuance of a writ of quo warranto or
any other writ or direction quashing the appointment of respondent No.2 as

a Judge of the Madras High Court. The prayers read as follows:

(a) restrain respondent No.2 from functioning as a Judge of the

Madras High Court.

(b) Direct respondent No.1 to produce all the records regarding

the appointment/re-appointment of respondent No.2 as

Additional Judge and also as the permanent Judge; and

(c) pass any other or further orders, as this Hon’ble Court may

deem fit and proper.

2. The grievances center around the appointment of respondent No.2 as

a permanent Judge by the Union of India (Department of Justice, Ministry

of Law and Justice). It is stated that required norms have not been followed

while appointing him as a permanent Judge and such appointment is in

violation of the law as declared by this Court in Supreme Court Advocates-

on-Record Association & Ors. v. Union of India (1993 (4) SCC 441) and

Special Reference No.1 of 1998 (1998 (7) SCC 739). The primary ground

urged is that the opinion of the Chief Justice of India has to be formed

collectively after taking into account the views of his senior colleagues who

are required to be consulted by him for the formation of opinion and no

appointment can be made unless it is in conformity with the final opinion of

2
the Chief Justice of India formed in the aforesaid manner. In the oral

arguments and the written submissions, reference has been made to various

paragraphs of the aforesaid judgments and the memorandum dated 30th

June, 1999 issued by the Minister of Law, Justice and Company Affairs,

Union of India, laying down procedure to be followed in connection with

the appointment and transfer of Judges of High Courts. It is submitted that

while forming the opinion, the Chief Justice of India has to consult two

senior-most Judges and some other Judges of the Supreme Court who are

conversant with the affairs of the High Court concerned. The latter category

includes the serving Supreme Court Judges who were either puisne Judges

or Chief Justice of the concerned High Court though the concerned High

Court may not be their parent High Court and they may have been

transferred to the said High Court. It is, therefore, submitted that the

appointment of respondent No.2 as a permanent Judge as notified on

2.2.2007 has no sanctity in law. He was sworn as a permanent Judge on

3.2.2007.

3. The following paragraphs in the judgments referred to above have

been relied upon.

3

1998 (7) SCC 739 (Special Reference No.1 of 1998)

“12. The majority view in the Second Judges case (1993 (4)
SCC 441) is that in the matter of appointments to the Supreme
Court and the High Courts, the opinion of the Chief Justice of
India has primacy. The opinion of the Chief Justice of India is
“reflective of the opinion of the judiciary, which means that it
must necessarily have the element of plurality in its formation”.
It is to be formed “after taking into account the view of some
other Judges who are traditionally associated with this
function”. The opinion of the Chief Justice of India “so given
has primacy in the matter of all appointments”. For an
appointment to be made, it has to be “in conformity with the
final opinion of the Chief Justice of India formed in the manner
indicated”. It must follow that an opinion formed by the Chief
Justice of India in any manner other than that indicated has no
primacy in the matter of appointments to the Supreme Court
and the High Courts and the Government is not obliged to act
thereon.

xx xx xx

29. The majority judgment in the Second Judges case requires
the Chief Justice of a High Court to consult his two seniormost
puisne Judges before recommending a name for appointment to
the High Court. In forming his opinion in relation to such
appointment, the Chief Justice of India is expected (SCC
p. 702, para 478)
“to take into account the views of his colleagues in
the Supreme Court who are likely to be conversant
with the affairs of the concerned High Court. The
Chief Justice of India may also ascertain the views
of one or more senior Judges of that High
Court….”

The Chief Justice of India should, therefore, form his opinion
in regard to a person to be recommended for appointment to a
High Court in the same manner as he forms it in regard to a

4
recommendation for appointment to the Supreme Court, that is
to say, in consultation with his seniormost puisne Judges. They
would in making their decision take into account the opinion of
the Chief Justice of the High Court which “would be entitled to
the greatest weight”, the views of other Judges of the High
Court who may have been consulted and the views of
colleagues on the Supreme Court Bench “who are conversant
with the affairs of the High Court concerned”. Into that last
category would fall Judges of the Supreme Court who were
puisne Judges of the High Court or Chief Justices thereof, and
it is of no consequence that the High Court is not their parent
High Court and they were transferred there. The objective
being to gain reliable information about the proposed
appointee, such Supreme Court Judge as may be in a position
to give it should be asked to do so. All these views should be
expressed in writing and conveyed to the Government of India
along with the recommendation.

30. Having regard to the fact that information about a proposed
appointee to a High Court would best come from the Chief
Justice and Judges of that High Court and from Supreme Court
Judges conversant with it, we are not persuaded to alter the
strength of the decision-making collegium’s size; where
appointments to the High Courts are concerned, it should
remain as it is, constituted of the Chief Justice of India and the
two seniormost puisne Judges of the Supreme Court.

xx xx xx

32. Judicial review in the case of an appointment or a
recommended appointment, to the Supreme Court or a High
Court is, therefore, available if the recommendation concerned
is not a decision of the Chief Justice of India and his
seniormost colleagues, which is constitutionally requisite. They
number four in the case of a recommendation for appointment
to the Supreme Court and two in the case of a recommendation
for appointment to a High Court. Judicial review is also

5
available if, in making the decision, the views of the
seniormost Supreme Court Judge who comes from the High
Court of the proposed appointee to the Supreme Court have not
been taken into account. Similarly, if in connection with an
appointment or a recommended appointment to a High Court,
the views of the Chief Justice and senior Judges of the High
Court, as aforestated, and of Supreme Court Judges
knowledgeable about that High Court have not been sought or
considered by the Chief Justice of India and his two seniormost
puisne Judges, judicial review is available. Judicial review is
also available when the appointee is found to lack eligibility.

xx xx xx

41. We have heard with some dismay the dire apprehensions
expressed by some of the counsel appearing before us. We do
not share them. We take the optimistic view that successive
Chief Justices of India shall henceforth act in accordance with
the Second Judges case and this opinion.

xx xx xx

44 (8) The Chief Justice of India is obliged to comply with the
norms and the requirement of the consultation process, as
aforestated, in making his recommendations to the Government
of India.”

1993 (4) SCC 441 Supreme Court Advocates-on-Record Assn. v. Union
of India

“460. The question of primacy of the role of the Chief Justice
of India has to be examined not merely with reference to the
fact that an appointment is an executive act, or with reference
only to the comparative constitutional status of the different
consultees involved in the process, but with reference also to
the constitutional purpose sought to be achieved by these

6
provisions, and the manner in which that purpose can be best
achieved.

xx xx xx

466. It has to be borne in mind that the principle of non-
arbitrariness which is an essential attribute of the rule of law is
all pervasive throughout the Constitution; and an adjunct of
this principle is the absence of absolute power in one
individual in any sphere of constitutional activity. The
possibility of intrusion of arbitrariness has to be kept in view,
and eschewed, in constitutional interpretation and, therefore,
the meaning of the opinion of the Chief Justice of India, in the
context of primacy, must be ascertained. A homogenous
mixture, which accords with the constitutional purpose and its
ethos, indicates that it is the opinion of the judiciary
`symbolised by the view of the Chief Justice of India’ which is
given greater significance or primacy in the matter of
appointments. In other words, the view of the Chief Justice of
India is to be expressed in the consultative process as truly
reflective of the opinion of the judiciary, which means that it
must necessarily have the element of plurality in its formation.
In actual practice, this is how the Chief Justice of India does,
and is expected to function so that the final opinion expressed
by him is not merely his individual opinion, but the collective
opinion formed after taking into account the views of some
other Judges who are traditionally associated with this
function.

467. In view of the primacy of judiciary in this process, the
question next, is of the modality for achieving this purpose.
The indication in the constitutional provisions is found from
the reference to the office of the Chief Justice of India, which
has been named for achieving this object in a pragmatic
manner. The opinion of the judiciary `symbolised by the view
of the Chief Justice of India’, is to be obtained by consultation
with the Chief Justice of India; and it is this opinion which has
primacy.

7

468. The rule of law envisages the area of discretion to be the
minimum, requiring only the application of known principles
or guidelines to ensure non-arbitrariness, but to that limited
extent, discretion is a pragmatic need. Conferring discretion
upon high functionaries and, whenever feasible, introducing
the element of plurality by requiring a collective decision, are
further checks against arbitrariness. This is how idealism and
pragmatism are reconciled and integrated, to make the system
workable in a satisfactory manner. Entrustment of the task of
appointment of superior judges to high constitutional
functionaries; the greatest significance attached to the view of
the Chief Justice of India, who is best equipped to assess the
true worth of the candidates for adjudging their suitability; the
opinion of the Chief Justice of India being the collective
opinion formed after taking into account the views of some of
his colleagues; and the executive being permitted to prevent an
appointment considered to be unsuitable, for strong reasons
disclosed to the Chief Justice of India, provide the best method,
in the constitutional scheme, to achieve the constitutional
purpose without conferring absolute discretion or veto upon
either the judiciary or the executive, much less in any
individual, be it the Chief Justice of India or the Prime
Minister.

xx xx xx

478(5)- The opinion of the Chief Justice of India, for the
purpose of Articles 124(2) and 217(1), so given, has primacy in
the matter of all appointments; and no appointment can be
made by the President under these provisions to the Supreme
Court and the High Courts, unless it is in conformity with the
final opinion of the Chief Justice of India, formed in the
manner indicated.

xx xx xx

8

482. This is also in accord with the public interest of excluding
these appointments and transfers from litigative debate, to
avoid any erosion in the credibility of the decisions, and to
ensure a free and frank expression of honest opinion by all the
constitutional functionaries, which is essential for effective
consultation and for taking the right decision. The growing
tendency of needless intrusion by strangers and busybodies in
the functioning of the judiciary under the garb of public interest
litigation, in spite of the caution in S.P. Gupta while expanding
the concept of locus standi, was adverted to recently by a
Constitution Bench in Krishna Swami v. Union of India (1992
(4) SCC 605). It is, therefore, necessary to spell out clearly the
limited scope of judicial review in such matters, to avoid
similar situations in future. Except on the ground of want of
consultation with the named constitutional functionaries or lack
of any condition of eligibility in the case of an appointment, or
of a transfer being made without the recommendation of the
Chief Justice of India, these matters are not justiciable on any
other ground, including that of bias, which in any case is
excluded by the element of plurality in the process of decision-
making.”

4. Learned counsel for the Union of India on the other hand with

reference to Office Memorandum and decisions referred to above submitted

that a total number of more than 350 Additional Judges have been

appointed as permanent Judges during the period from 1.1.1999 to

31.7.2007 by successive Chief Justice of India who had not consulted the

Collegium while considering the cases of appointment of Additional Judges

as Permanent Judges of the High Courts although the collegium was

consulted at the stage of initial appointment as Additional Judge. It is,

9
therefore, submitted that in view of the practice followed while

implementing the memorandum the Government being once satisfied that a

suitable candidate was in fact appointed as an Additional Judge of the High

Court, elaborate consultations as required for forming the opinion for

appointment of an Additional Judge may not have considered necessary

while considering the case for appointment as permanent Judge.

Additionally, it is submitted that in Advocates-on-Records Association’s

case (supra) in paras 466, 467 and 468 this Court had observed that though

some aspects in S.P. Gupta v. Union of India and Anr. (1981 (Supp) SCC

87) have the approval of the larger Bench, yet the Executive itself has

understood the correct procedure notwithstanding S.P. Gupta’s case and

there is no reason to depart from it when it is in consonance with the

concept of the independence of the judiciary. Consequent to the judgment in

Advocates-on-Record Association’s case (supra) the memorandum of

procedure was revised vide D.O. No.K-11017/9/93-US.11 dated 9.6.1994.

Subsequently, on the basis of the opinion in Special Reference No.1/1998

the revised procedure was prescribed by Reference No.K-110017/13/98-U.S

II dated 30.6.1999. Paras 11, 12, 13, 14, 15, 16, 17, 18 and 19 pertain to

appointment of permanent Judges. It is therefore submitted that there is no

infirmity in the appointment of respondent No.2 as a Permanent Judge.

10

5. Reliance is placed on certain paragraphs of S.P. Gupta’s case (supra).

They read as follows:

1981 Supp SCC 87 (S.P. Gupta v. Union of India)

“39. It is clear on a plain reading of Article 217, clause (1) that
when an Additional Judge is to be appointed, the procedure set
out in that article is to be followed. Clause (1) of Article 217
provides that “Every Judge” of a High Court shall be appointed
after consultation with the Chief Justice of India, the Governor
of the State and the Chief Justice of the High Court. The
expression “Every Judge” must on a plain natural construction
include not only a permanent Judge but also an Additional
Judge. It is significant to note that whenever the Constitution-
makers intended to make a reference to a permanent Judge,
they did so in clear and explicit terms as in clause (2) of Article

224. Moreover, there is inherent evidence in Article 217, clause
(1) itself which shows that the expression “Every Judge” is
intended to take in an Additional Judge as well. Clause (1) of
Article 217 says that: “Every Judge … shall hold office, in the
case of an Additional Judge . . . as provided in Article 224. . .”,
which clearly suggests that the case of an Additional Judge is
covered by the opening words “Every Judge”. We may also
consider what would be the consequence of construing the
words “Every Judge” as meaning only a permanent Judge. On
that construction, clause (1) of Article 217 will not apply in
relation to appointment of an Additional Judge and it would be
open to the Central Government under Article 224, clause (1)
to appoint an Additional Judge without consulting any of the
constitutional functionaries specified in clause (1) of Article

217. This could never have been intended by the Constitution-
makers, who made such elaborate provisions in the
Constitution for safeguarding the independence of the
judiciary. We must therefore, hold that no Additional Judge can

11
be appointed without complying with the requirement of clause
(1) of Article 217.

40. Now, when the term of an Additional Judge expires he
ceases to be a Judge and therefore, if he is to continue as a
Judge, he must be either reappointed as an Additional Judge or
appointed as a permanent Judge. In either case, clause (1) of
Article 217 would operate and no reappointment as an
Additional Judge or appointment as a permanent Judge can be
made without going through the procedure set out in Article
217, clause (1). Of course, an Additional Judge has a right to be
considered for such reappointment or appointment, as the case
may be, and the Central Government cannot be heard to say
that the Additional Judge need not be considered. The
Additional Judge cannot just be dropped without consideration.
The name of the Additional Judge would have to go through
the procedure of clause (1) of Article 217 and after consultation
with the Chief Justice of India, the Governor of the State and
the Chief Justice of the High Court, the Central Government
would have to decide whether or not to reappoint him as an
Additional Judge or to appoint him as a permanent Judge. If the
procedure for appointment of a Judge followed as a result of a
practice memorandum issued by the Central Government is that
the proposal for appointment of a Judge may ordinarily
originate from the Chief Justice of the High Court and may
then be sent to the Governor of the State and thereafter to the
Chief Justice of India through the Justice Ministry for their
respective opinions before a decision can be taken by the
Central Government whether or not to appoint the person
proposed the name of the Additional Judge must be sent up by
the Chief Justice of the High Court with his recommendation
whether he should be reappointed as an Additional Judge or
appointed as a permanent Judge or not and it must go up to the
Central Government with the opinions of the Chief Justice of
India, the Governor of the State and the Chief Justice of the
High Court, so that the Central Government may, after
considering such opinions, make up its mind on the question of
reappointment or appointment as the case may be. But this is
the only right possessed by the Additional Judge. The
Additional Judge is not entitled to contend that he must

12
automatically and without any further consideration be
appointed as an Additional Judge for a further term or as a
permanent Judge. He has to go through the process of clause
(1) of Article 217 and to concede to him the right to be
appointed either as an Additional Judge for a further term or as
a permanent Judge would be to fly in the face of Article 217,
clause (1). If the Additional Judge is entitled to be appointed
without anything more, why should the process of consultation
be gone through in regard to his appointment? Would
consultation with the Chief Justice of India, the Governor of
the State and the Chief Justice of the High Court not be
reduced to a farce? It would be a mockery of consultation with
such high constitutional dignitaries. There can, therefore, be no
doubt that an Additional Judge is not entitled as a matter of
right to be appointed as an Additional Judge for a further term
on the expiration of his original term or as a permanent Judge.
The only right he has is to be considered for such appointment
and this right also belongs to him not because clause (1) of
Article 224 confers such right upon him, but because of the
peculiar manner in which clause (1) of Article 224 has been
operated all these years.

Xx xx xx

88……It would have been most improper for the Chief Justice
of Delhi to ask the Central Government to investigate into
complaints or doubts against a sitting Judge of his Court. This
Court has in unhesitating terms condemned the adoption of
such a course by the High Court in the case of subordinate
judiciary and much more so would it be reprehensible in the
case of sitting Judge of a High Court. Moreover, leaving the
investigation of complaints and doubts against a sitting Judge
in the hands of an investigative agency under the control of a
political Government would not be desirable because, apart
from exposing the sitting Judge to unhealthy political
pressures, it may not yield satisfactory result in all cases,
because such an investigation would not have the benefit of the
guidance of a mature and experienced person like the Chief
Justice who has lived a whole lifetime in the courts and who is

13
closely and intimately connected with lawyers and Judges in
the court over which he presides. It would indeed be impossible
for any one unfamiliar with the legal profession and the
functioning of the courts to Judge the genuineness or veracity
of the sources from which information might be obtained in
regard to a sitting Judge. It must, therefore, necessarily be left
to the Chief Justice of the High Court to give his opinion in
regard to the suitability of an Additional Judge for further
appointment on the basis of such information as he may gather
by making his own inquiries. The Chief Justice of the High
Court would have sufficient opportunities for judging the
suitability of an Additional Judge for further appointment,
because the Additional Judge would be working with him in
the same court and he would be in close contact with the
members of the Bar and his own colleagues and if there is
anything wrong with the functioning of the court or the Judges,
he would be best in a position to know about it. If an
Additional Judge does not enjoy good reputation for integrity,
the Chief Justice of the High Court would ordinarily come to
know about it. Of course, the possibility cannot be ruled out
that the information received by the Chief Justice of the High
Court may at times be motivated or prejudiced, because the
Additional Judge has offended some member of the Bar or
decided some case against a litigant. These occupational
hazards which beset the life of an Additional Judge — in fact,
even of a permanent Judge whether in the High Court or in the
Supreme Court have unfortunately increased in recent times,
because there has been a steady erosion of values and not only
some interested politicians but also a few — and fortunately
their tribe is still small — lawyers and members of the public
are prone to make wild and reckless allegations against Judges
and impute motives for the decisions given by them. It is not
realised by many that very often the judgments given by the
High Courts and the Supreme Court are value judgments,
because there are conflicting values competing for recognition
by the Judge and the choice made by the Judge is largely
dictated by his social philosophy and it is not possible to
emphatically assert that a particular view taken by one Judge is
wrong and a different view taken by another Judge is right. The
nature of the judicial process being what it is, it is inevitable

14
that the view taken by a Judge, perfectly bona fide though it
may be, may not accord with the expectations of a section or
group of persons believing in a particular social or political
philosophy, but that cannot be a ground affording justification
for making imputation against the Judge or accusing him of
lack of bona fides or charging him with surrender or
subservience to the executive or to any other interest. Those
who indulge in such personal attacks against Judges for the
decisions given by them do not realise what incalculable
damage they are doing to the judicial institution by destroying
the confidence of the public in the integrity and inviolability of
administration of justice. Unfortunately, it is the easiest thing to
make false, reckless and irresponsible allegations against
Judges in regard to their honesty and integrity and in recent
times the tendency has grown to make such allegations against
Judges because they have decided the case in a particular
manner either against a dissatisfied litigant or contrary to the
view held by a group or section of politicians or lawyers or
members of the public. The Judge against whom such
allegations are made is defenceless because, having regard to
the peculiar nature of the office held by him, he cannot enter
the arena of conflict and raise or join a public controversy. This
pernicious tendency of attributing motives to Judges has to be
curbed, if the judicial institution is to survive as an effective
instrument for maintenance of the rule of law in the country
and this can happen only if politicians, lawyers and members of
the public accept the judgments rendered by the Judges as bona
fide expressions of their views and do not impute motives to
Judges for the judgments given by them, even though they be
adverse to the views held by them. But unfortunately, the
situation being what it is, we must emphasise with all the
strength and earnestness at our command that the Chief Justice
of the High Court should exercise the greatest care and
circumspection in judging the veracity of the information
which he may receive from time to time in regard to the
conduct or behaviour or integrity of an Additional Judge of his
court. The Constitution has entrusted to him the task of giving
his opinion in regard to the suitability of an Additional Judge
for further appointment and on the basis of the information
received by him or gathered as a result of inquiries made by

15
him, he has to decide wisely and with responsibility whether or
not he should recommend the appointment of an Additional
Judge for a further term.

xx xx xx

102. …There are occasions when persons holding high
constitutional offices are called upon to perform an unpleasant
duty and this duty they have to perform, whatever be the
consequences. If necessary, let the heavens fall but what is
right and just shall be done without fear or favour, affection or
goodwill. Long years ago that great common law Judge, Lord
Mansfield spoke of the judicial office in majestic tones and
said:

“I will not do that which my conscience tells me
is wrong, upon his occasion; to gain the huzzas of
thousands, or the daily praise of all the papers
which come from the Press; I will not avoid doing
what I think is right; though it should draw on me
the whole artillery of libels; all that falsehood and
malice can invent, or the credulity of a deluded
populace can swallow…. Once for all, let it be
understood, that no endeavours of this kind will
influence any man who at present sits here.”

What the learned Chief Justice said in regard to judicial
function must apply with equal validity where a Judge is called
upon to discharge any other function entrusted to him by the
Constitution and he must boldly and fearlessly do that which
Constitution commands. But merely because the Chief Justice
of Delhi flinched and faltered out of a sense of apprehension
that the Chief Justice of India might feel offended by his
writing the letter dated May 7, 1981, it does not follow that the
facts set out in that letter were not personally discussed by him
with the Chief Justice of India at the meeting held on March

16
26, 1981. We are clearly of the view that the “full and identical
facts” on which the decision of the Central Government was
based were placed before the Chief Justice of India and there
was full and effective consultation with him before the Central
Government reached the decision that S.N. Kumar should not
be continued as an Additional Judge. We may also point out
that this decision of the Central Government was not based on
any irrelevant considerations, since, as we have already pointed
out earlier, lack of reputation for integrity is certainly a most
relevant consideration in deciding whether a person should be
appointed a Judge.

103. We may make it clear that in taking this view we do not
for a moment wish to suggest that S.N. Kumar was lacking in
integrity. That is not a matter into which we are called upon to
enquire and nothing that is stated by us should be regarded as
expression of any opinion on this question. We may observe in
fairness to S.N. Kumar that the Chief Justice of India clearly
stated it to be his opinion that the integrity of S.N. Kumar was
unquestionable. What happened here was that there were two
conflicting opinions given by the two constitutional authorities
required to be consulted, namely, the Chief Justice of Delhi and
the Chief Justice of India. Both were perfectly bona fide
opinions and the Central Government had to choose between
them and come to its own decision. The Central Government
preferred the opinion of the Chief Justice of Delhi for the
reasons mentioned in the note of the Law Minister dated May
27, 1981 and decided not to appoint S.N. Kumar as an
Additional Judge for a further term. We do not think this
decision suffers from any constitutional infirmity.”

6. It is the further stand of the Union of India that on true interpretation

of Article 224(1) of the Constitution it can be said that Additional Judges

are not intended to be re-appointed out of turn. Reliance is placed on the

observations to that effect made by Bhagwati, J (as the Hon’ble Judge then

17
was) in S.P. Gupta’s case (supra). It is submitted that on expiry of the term

as an Additional Judge, he or she is entitled to be considered for

appointment as a Permanent Judge. But in either case the procedure under

Article 217(1) of the Constitution has to be repeated. An additional Judge

who had worked for a period of his tenure has a weightage in his favour

compared to a fresh appointee and any process of appointment while filling

in a vacancy must commence with an Additional Judge whose tenure has

come to an end and has led to the vacancy. Pathak, J (as the Hon’ble Judge

then was) had expressed similar opinion by observing that in following the

procedure of Article 217(1) while appointing an Additional Judge as a

Permanent Judge there would be reduced emphasis with which the

consideration would be exercised though the process involves the

consideration of all the concomitant elements and factors which entered into

the process of consultation at the time of appointment earlier as an

additional Judge. The position was succinctly stated by observing that there

is a presumption that a person found suitable for appointment as an

Additional Judge continues to be suitable for appointment as a Permanent

Judge, except when circumstances or events arise which bear adversely on

the mental and physical capacity, character and integrity or other matters

rendering it unwise to appoint him as a permanent Judge. There must be

18
relevant and pertinent material to sufficiently convince a reasonable mind

that the person is no longer suitable to fill the high office of a Judge and has

forfeited his right to be considered for appointment. Venkataramaiah, J (as

the Hon’ble Judge then was) observed that a Judge appointed under Article

224 (1) of the Constitution had a well founded expectation that he would be

made permanent. The test which applied to the appointment of an

Additional Judge under Article 217(1) would apply when an Additional

Judge is to be appointed as a permanent Judge.

7. Before dealing with the case of respondent No.2, the memorandum of

procedure needs to be extracted so far as relevant. Paragraphs 11 to 18 and

20 read as follows:

“11. The Chief Justice and Judges of High Courts are to be
appointed by the President under Clause (1) of the Article 217
of the Constitution. The Judges of the Jammu and Kashmir
High Court are to be appointed by the President under Section
95 of the Constitution of Jammu and Kashmir. Appointments to
the High Court should be made on a time bound schedule so
that the appointments are made well in advance preferably a
month before the occurrence of the anticipated vacancy.

12. When a permanent vacancy is expected to arise in any
year in the office of a Judge, the Chief Justice will as early as
possible but at least 6 months before the date of occurrence of
the vacancy, communicate to the Chief Minister of the State his
views as to the persons to be selected for appointment. Full

19
details of the persons recommended, in the format given in
Annexure-1 should invariably be sent. Before forwarding the
recommendation, the Chief Justice must consult two of his
senior most colleagues on the Bench regarding the suitability of
the names proposed. All consultation must be in writing and
these opinions must be sent to the Chief Minister along with
the recommendations.

13. The Chief Justice while sending the recommendation for
appointing an additional Judge as a permanent Judge must
along with his recommendation furnish statistics of month wise
disposal of cases and judgments rendered by the Judge
concerned as well as the number of cases reported in the Law
Journal duly certified by him. The information would also be
furnished regarding the total number of working days, the
number of days he actually attended the Court and the days of
his absence from the Court during the period for which the
disposal statistics are sent.

14. The proposal for appointment of a Judge of a High Court
shall be initiated by the Chief Justice of the High Court.
However, if the Chief Minister desires to recommend the name
of any person he should forward the same to the Chief Justice
for his consideration. Since the Governor is bound by the
advice of the Chief Minister heading the Council of Ministers,
a copy of the Chief Justice’s proposal, with full set of papers
should simultaneously be sent to the Governor to avoid delay.
Similarly, a copy thereof may also be endorsed to the Chief
Justice of India and the Union Minister of Law, Justice and
Company Affairs to expedite consideration. The Governor as
advised by the Chief Minister should forward his
recommendation along with the entire set of papers to the
Union Minister of Law, Justice and Company Affairs as early
as possible but not later than six weeks from the date of receipt
of the proposal from the Chief Justice of the High Court. If the
comments are not received within the said time frame, it should
be presumed by the Union Minister of Law, Justice and
Company Affairs that the Governor (i.e. Chief Minister) has
nothing to add to the proposal and proceed accordingly.

20

15. The Union Minister of Law, Justice and Company
Affairs would consider the recommendations in the light of
such other reports as may be available to the Government in
respect of the names under consideration. The complete
material would then be forwarded to the Chief Justice of India
for his advice. The Chief Justice of India would in consultation
with the two senior most judges of the Supreme Court form his
opinion in regard to a person to be recommended for
appointment to the High Court. The Chief Justice of India and
the collegium of two Judges of the Supreme Court would take
into account the views of the Chief Justice of the High Court
and of those Judges of the High Court who have been
consulted by the Chief Justice as well as views of those Judges
in the Supreme Court who are conversant with the affairs of
that High Court. It is of no consequence whether that High
Court is their parent High Court or they have functioned in that
High Court on transfer.

15.1 After their consultation the Chief Justice of India will in
course of 4 weeks send his recommendation to the Union
Minister of Law, Justice and Company Affairs. Consultation by
the Chief Justice of India with his colleagues should be in
writing and all such exchange of correspondence with his
colleagues would be sent by the Chief Justice of India to the
Union Minister of Law, Justice and Company Affairs. Once the
names have been considered and recommended by the Chief
Justice of India they should not be referred back to the State
constitutional authorities even if a change takes place in the
incumbency of any post. However, where it is considered
expedient to refer back the names, the opinion of Chief Justice
of India should be obtained. The Union Minister of Law,
Justice and Company Affairs would then put up as early as
possible preferably within 3 weeks the recommendation of the
Chief Justice of India to the Prime Minister who will advise the
President in the matter of appointment.

16. The correspondence between the Chief Justice and the
Chief Minister and the correspondence between the Chief
Minister and the Governor, if any should be in writing and

21
copies of the correspondence should invariably be forwarded
along with the Chief Minister’s recommendations.

17. As soon as the appointment is approved by the President
the Secretary to the Government of India in the Department of
Justice will inform the Chief Justice of the High Court who will
obtain from the person selected (i) a certificate of physical
fitness as in Annexure II signed by a Civil Surgeon or District
Medical Officer and, (ii) a certificate of date of birth as in
Annexure III. A copy of the communication will also be sent
simultaneously to the Chief Minister of the State. The medical
certificate should be obtained from all persons selected for
appointment whether they are at the time of appointment in the
service of the State or not. When these documents are obtained
the Chief Justice will intimate the fact to the Secretary to the
Government of India in the Department of Justice and also
forward these documents to him.

18. As soon as the warrant of appointment is signed by the
President the Secretary to the Government of India in the
Department of Justice will inform the Chief Justice and a copy
of such communication will be sent to the Chief Minister. He
will also announce the appointment and issue necessary
notification in the Gazette of India.

xx xx xx

20. Additional Judges can be appointed by the President
under Clause (1) of Article 224 of the Constitution. When the
need for this arises, the State Government should first obtain
the sanction of the Central Government for the creation of such
additional posts. The correspondence relating to this should be
in the normal official form. After the post is sanctioned the
procedure to be followed for making the appointment will be
the same as given in paragraph 12 to 18 for the appointment of
a permanent Judge, except that a medical certificate will not be
necessary from the person being appointed as an Additional
Judge.”

22

8. So far as the scope of judicial review in such matters is concerned, it

is extremely limited and is permitted to the extent indicated in para 482 of

the Supreme Court Advocates-on-Record case (supra).

9. Essentially the decision in this case would depend upon the

combined reading of paras 12 and 13.

10. It is to be noted that an Additional Judge cannot be said to be on

probation for the purpose of appointment as a Permanent Judge. This

position is clear from the fact that when an Additional Judge is appointed

there may not be vacancy for a Permanent Judge. The moment a vacancy

arises, the Chief Justice of the concerned High Court is required to send a

proposal for appointment of the Additional Judge as a Permanent Judge

along with material as indicated in para 13. The rigor of the scrutiny and the

process of selection initially as an Additional Judge and a Permanent Judge

are not different. The yardsticks are the same. Whether a person is

appointed as an Additional Judge or a Permanent Judge on the same date, he

has to satisfy the high standards expected to be maintained as a Judge.

Additionally, on being made permanent, the effect of such permanency

23
relates back to the date of initial appointment as an Additional Judge. The

parameters of paragraph 12 of the memorandum cannot be transported in its

entirety to paragraph 13. To begin with, while making the

recommendations for appointment of an Additional Judge as a permanent

Judge, Chief Justice of the High Court is not required to consult the

collegium of the High Court. Additionally, there is no requirement of

enquiry by the Intelligence Bureau. The Chief Justice while sending his

recommendation has to furnish statistics of month-wise disposal of cases

and judgments rendered by a Judge concerned as well as the number of

cases reported in the Law Journals duly certified by him. Further

information required to be furnished regarding the total number of working

days, the number of days the concerned Judge attended the Court and the

days of his absence from Court during the period for which the disposal

statistics are sent. It is also clear from para 15 that at the stage of

appointment of either as an Additional Judge or a Permanent Judge, the

Union Minister of Law, Justice and Company Affairs is required to consider

the recommendation in the light of such other reports as may be available to

the Government in respect of the names under consideration. The complete

material would then be forwarded to the Chief Justice of India for his

advice. This procedure is not required to be followed when an Additional

24
Judge is appointed as a Permanent Judge. Further, the consultation with

members of the Collegium and other Judges, as noted above, is not

expressly provided in para 13. The details which are required to be given in

the format in Annexure I in para 12 are not required to be given in a case

relatable to para 13.

11. As rightly submitted by learned counsel for the Union of India unless

the circumstances or events arise subsequent to the appointment as an

Additional Judge, which bear adversely on the mental and physical capacity,

character and integrity or other matters the appointment as a permanent

Judge has to be considered in the background of what has been stated in

S.P. Gupta’s case (supra). Though there is no right of automatic extension

or appointment as a permanent Judge, the same has to be decided on the

touchstone of fitness and suitability (physical, intellectual and moral). The

weightage required to be given cannot be lost sight of. As Justice Pathak J,

had succinctly put it there would be reduced emphasis with which the

consideration would be exercised though the process involves the

consideration of all the concomitant elements and factors which entered into

the process of consultation at the time of appointment earlier as an

additional Judge. The concept of plurality and the limited scope of judicial

25
review because a number of constitutional functionaries are involved, are

certainly important factors. But where the constitutional functionaries have

already expressed their opinion regarding the suitability of the person as an

Additional Judge, according to us, the parameters as stated in para 13 have

to be considered differently from the parameters of para 12. The primacy in

the case of the Chief Justice of India was shifted because of the safeguards

of plurality. But that is not the only factor. There are certain other factors

which would render the exercise suggested by the petitioners impracticable.

Having regard to the fact that there is already a full fledged participative

consultation in the backdrop of pluralistic view at the time of initial

appointment as Additional Judge or Permanent Judge, repetition of the same

process does not appear to be the intention.

12. It is not in dispute that Union of India is the ultimate authority to

approve the recommendation for appointment as a Judge. The Central

Government, as noted above, has stated that in view of the practice followed

in implementing the memorandum, once the Government on being satisfied

that a suitable candidate who was earlier appointed as an Additional Judge

is suitable for appointment as a permanent Judge, the elaborate consultation

has not been considered necessary. It is of significance to note that some of

26
the Hon’ble Judges who were parties to the judgments relied on by the

petitioners while functioning as a Chief Justice of India have not thought it

necessary to consult the Collegium as is evident from the fact that from

1.1.1999 to 31.7.2007 in more than 350 cases the Collegium was not

consulted. It means that they were also of the view that the

practice/procedure was being followed rightly. Therefore, the plea that

without consultation with the Collegium, the opinion of the Chief Justice of

India is not legal, cannot be sustained.

13. But at the same time we find considerable substance in the plea of the

petitioners that a person who is not found suitable for being appointed as a

permanent Judge, should not be given extension as an Additional Judge

unless the same is occasioned because of non availability of the vacancy. If

a person, as rightly contended by the petitioners, is unsuitable to be

considered for appointment as a permanent Judge because of circumstances

and events which bear adversely on the mental and physical capacity,

character and integrity or other relevant matters rendering it unwise for

appointing him as a permanent Judge, same yardstick has to be followed

while considering whether any extension is to be given to him as an

Additional Judge. A person who is functioning as an Additional Judge

27
cannot be considered in such circumstances for re-appointment as an

Additional Judge. If the factors which render him unsuitable for

appointment as a permanent Judge exist, it would not only be improper but

also undesirable to continue him as an Additional Judge.

14. Coming to the factual scenario it appears that eight Additional

Judges including respondent No.2 were appointed on 3.4.2003 and

respondent No.2 was second in the order of seniority. On 1.4.2005 the term

of the aforesaid Additional Judges was extended for a period of four

months. On 27.7.2005, seven of the eight Additional Judges (except

respondent No.2) were appointed as permanent Judges and the term of

respondent No.2 was extended by one year w.e.f. 3.8.2005. Again on

3.8.2006 the term of respondent No.2 was extended for a period of six

months. The aforesaid scenario according to the petitioners shows that

respondent No.2 was found to be unsuitable to be appointed as a permanent

Judge. It is emphasized that all the three members of the collegium

including the then Chief Justice of India opposed the appointment of

respondent No.2 as a permanent Judge. A grievance is made that for the

reasons best known, all the 8 Judges were appointed as Additional Judges,

with a view to draw smokescreen over the factual scenario. After the expiry

28
of the four months period, 7 Additional Judges were made permanent and

not respondent No.2. A plea is taken that when he was not found suitable

to be made as a permanent Judge, why his tenure as an Additional Judge

was extended, and that too, for a period of one year? Again, his term was

extended for a period of 6 months. Such extensions for short periods

obviously, according to the petitioners, were intended to continue him as a

Judge notwithstanding his unsuitability to be appointed as a permanent

Judge. But the belated challenge as has been done in the present writ

petition to such extensions cannot put the clock back. The position is

almost undisputed that on 17.3.2005 the then Chief Justice of India

recommended for extension of term of 8 out of 9 persons named as

additional Judges for a further period of four months w.e.f. 3rd April, 2005.

On 29.4.2005 the collegium including the then Chief Justice of India was

of the view that name of respondent No.2 cannot be recommended

alongwith another Judge for confirmation as permanent Judge. Since it is

crystal clear that the Judges are not concerned with any political angle if

there be any in the matter of appointment as Additional Judge or Permanent

Judge; the then Chief Justice should have stuck to the view expressed by

the colllegium and should not have been swayed by the views of the

government to recommend extension of the term of respondent No.2 for one

29
year; as it amounts to surrender of primacy by jugglery of words.

15. Again on 3.8.2006, the then Chief Justice of India who was earlier of

the view about unsuitability of respondent No.2, alongwith his senior

colleagues, extended the term for six months on the ground that the time

was inadequate to obtain views of then Chief Justice of the Madras High

Court. It is to be noted that at different points of time, starting from the

point of initial appointment, the successive Chief Justices have

recommended for respondent No.2 to be made permanent. That situation

continued till 3.2.2007 when the recommendation of the then Chief Justice

of the Madras High Court for appointing respondent No.2 as a permanent

Judge was accepted. The grievance of the petitioners as noted above is that

collegium was not consulted. We have dealt with the legal position so far as

this plea is concerned in detail above. Before the Chief Justice of India, at

the time of accepting the recommendation for respondent No.2 being made

permanent, the details required to be furnished in terms of para 13 of the

memorandum were there. There was also the recommendation of the then

Chief Justice of Madras High Court who re-iterated the view of his

predecessor in this regard.

30

16. The matter can be looked at from another angle. Supposing instead of

accepting the recommendation for appointment as a permanent Judge, the

Chief Justice of India would have extended the period of Additional

Judgeship for two years which is maximum time permissible. There would

not have been any requirement for taking the views of the collegium (as

contended by the petitioners) and the result ultimately would have been the

same i.e. respondent No.2 would have continued as a Judge. It is to be

noted that he is due to retire on 9.7.2009. As noted above, at various points

of time, when the term of appointment as an Additional Judge of respondent

No.2 was extended, there was no challenge. The situation prevailed for

more than two years. As noted above, the clock cannot be put back.

17. In the peculiar circumstances of the case, we are not inclined to

accept the prayer of the petitioners. But as indicated above, we have no

hesitation in saying that a person who is not suitable to be appointed as a

permanent Judge on the ground of unsuitability due to adverse factors on

account of mental and physical capacity, adverse materials relating to

character and integrity and other relevant matters, which are so paramount

and sacrosanct for the functioning as a Judge, should not be continued as

an Additional Judge. Even when an additional Judge is appointed as a

31
permanent Judge, he does not become immune from action, if circumstances

so warrant. Whenever materials are brought to the notice of the Chief

Justice of India about lack of mental and physical capacity, character and

integrity, it is for him to adopt such modalities which according to him

would be relevant for taking a decision in the matter.

18. So far as respondent No.2 is concerned, it appears that he has been

transferred to some other High Court in public interest. If, it comes to the

notice of the Hon’ble Chief Justice of India that action needs to be taken in

respect of him for any aberration while functioning as a Judge, it goes

without saying appropriate action as deemed proper shall be taken.

19. Before saying “omega” it needs to be emphasized what Shakespeare

wrote in Othello (Act III, Scene 3, 155)

“Good name in man and woman, dear my lord,

Is the immediate jewel of their souls.

Who steals my purse steals trash; ’tis something, nothing;

‘T was mine, ’tis his, and has been slave to thousands:

But he that filches from me my good name

32
Robs me of that which not enriches him

And makes me poor indeed.”

Again in “Richard II”, Act I, Sc. 1 said Shakespeare wrote:

“The purest treasure moral times afford

Is spotless reputation; that away,

Men are but gilded loam or painted clay.”

20. The writ petition is disposed of accordingly.

…………………………………..J.
(Dr. ARIJIT PASAYAT)

…………………………………..J.
(Dr. MUKUNDAKAM SHARMA)

New Delhi,
December 17, 2008

33