Supreme Court of India

State Of U.P.& Ors vs Neeraj Chaubey & Ors on 16 September, 2010

Supreme Court of India
State Of U.P.& Ors vs Neeraj Chaubey & Ors on 16 September, 2010
Bench: P. Sathasivam, B.S. Chauhan
           ITEM NO. MM-9A                     COURT NO. 9                     SECTION XI

             SUPREME COURT OF INDIA
                  RECORD OF PROCEEDINGS

          Petition(s) for Special Leave to Appeal (Civil)....../2010
                                             CC 14694-14695/2010

(From the judgment and order dated 16/07/2010 in WP No. 1872/1986
of the High Court of U.P. at Lucknow)

State of U.P. & Ors.                                       .... Petitioner (s)

             Versus

Neeraj Chaubey & Ors.                                 .... Respondent(s)


(With appln(s) for permission to file SLP and prayer for interim relief and
office report )

Date: 16/09/2010 These Petitions were called on for mentioning today.

CORAM:
             HON'BLE MR. JUSTICE P. SATHASIVAM
             HON'BLE DR. JUSTICE B.S. CHAUHAN

For Petitioners(s)       Mr.   Harish N. Salve, Sr. Adv.
                         Mr.   Sunil Gupta, Sr. Adv.
                         Mr.   Shail K. Dwivedi, AAG
                         Mr.   R.K. Gupta, Adv.
                         Mr.   Rajeev K. Dubey, Adv.
                         Mr.   Kamlendra Mishra, Adv.

For Respondent(s)        Mr.   Rakesh Dwivedi, Sr. Adv.
                         Mr.   Vivek Raj Singh, Adv.
                         Mr.   Karunesh S. Pawar, Adv.
                         Mr.   Abhindra Maheshwari, Adv.
                         Mr.   Amit Singh, Adv.
                         Mr.   Vishwajit Singh, Adv.

             UPON being mentioned the Court made the following


                                ORDER

1

Permission to file SLPs is granted.

Taken on board.

State of U.P. and their officials aggrieved by the interim

orders dated 16.07.2010 and 25.08.2010 passed in W.P. No.

1872 of 1986 by the High Court of Judicature at Allahabad,

Lucknow Bench, Lucknow have filed the above SLPs.

W.P. No. 1872 of 1986 was filed by one Dr. Neeraj

Chaubey for redressal of his grievance regarding an

advertisement for appointment on the post of Assistant

Professor. In the said advertisement, the eligibility criteria was

fixed as teaching experience of 7 years whereas according to

the Statutory Rules, the teaching experience required is only 5

years. The aforesaid writ petition was not listed as per the

directions of the Division Bench of the High Court which

passed the impugned order. The Registry of the High Court

was directed to show cause as well as a cost of Rs. 2,000/-

was also awarded on the Joint Registrar of the High Court. In

response to the aforesaid direction, one of the officials of the

Registry in his affidavit highlighted certain problems about

want of space for keeping the court records, sitting space for

2
officials and officers of the Registry. Taking note of the said

facts, the Division Bench, in the order dated 16.07.2010,

directed the State Government to submit a Status Report

about sanctioning of funds for construction of new High Court

Building Complex at Gomati Nagar, Lucknow. It is further

seen that even after filing of Status Report and affidavit

highlighting the steps taken, by the impugned order dated

25.08.2010, the same Division Bench directed the Cabinet

Secretary, the Chief Secretary, the Principal Secretary (Law),

State of U.P. and Member Secretary, Planning Commission

and representative of Ministry of Law and Justice not below

the rank of Joint Secretary, Government of India to appear in

person along with the records on the next date of hearing on

20.09.2010. Questioning both the above said directions, State

of U.P. filed these SLPs.

Heard Mr. Harish N. Salve, learned senior counsel for the

petitioners and Mr. Rakesh Dwivedi, learned senior counsel for

Oudh Bar Association.

Though Oudh Bar Association is not a party in these

SLPs, but considering the importance of the issue, the said

3
Bar Association intends to file appropriate petition before the

High Court for construction of the new High Court Building

Complex at Lucknow. We heard their counsel also.

At the outset, we may point out that directions regarding

construction of new High Court building and early sanction of

required funds for execution of the work cannot be faulted

with. In fact, the High Court of Judicature at Allahabad,

Lucknow Bench, Lucknow needs more spacious building as

early as possible. However, we are concerned about the

procedure adopted by the Division Bench issuing such

directions in an unconnected matter treating it as PIL and

keeping the issue before the same Bench.

In this regard, it is brought to our notice that the Full

Bench decision of the same High Court of Allahabad, while

answering the reference made to a larger bench in W.P. No.

34197 of 2010 (Smt. Maya Dixit & Ors. vs. State of U.P. &

Ors.) decided on 13.09.2010, dealt with the issues involved

herein.

The High Court had taken note of various judgments of

this Court including State of Maharashtra vs. Narayan, AIR

4
1982 SC 1198; Inder Mani vs. Matheshwari Prasad, (1996)

6 SCC 587; State of Rajasthan vs. Prakash Chand & Ors.,

(1998) 1 SCC 1, R. Rathinam vs. State by DSP, District

Crime Branch, Madurai District, Madurai & Anr., (2000) 2

SCC 391 and Jasbir Singh vs. State of Punjab, (2006) 8 SCC

294 and various judgments of High Courts and came to the

conclusion that the Chief Justice is the master of roster. The

Chief Justice has full power, authority and jurisdiction in the

matter of allocation of business of the High Court which flows

not only from the provisions contained in sub-section (3) of

Section 51 of the States Re-organisation Act, 1956, but

inheres in him in the very nature of things. The Chief Justice

enjoys a special status and he alone can assign work to a

Judge sitting alone and to the Judges sitting in Division Bench

or Full Bench. He has jurisdiction to decide which case will be

heard by which Bench. If the Judges were free to choose their

jurisdiction or any choice was given to them to do whatever

case they may like to hear and decide, the machinery of the

court would collapse and the judicial work of the court would

cease by generation of internal strife on account of hankering

5
for a particular jurisdiction or a particular case. The Court

held that a Judge or a Bench of Judges can assume

jurisdiction in a case pending in the High Court only if the

case is allotted to him or them by the Chief Justice. Strict

adherence of this procedure is essential for maintaining

judicial discipline and proper functioning of the court. No

departure from this procedure is permissible.

In case an application is filed and the Bench comes to the

conclusion that it involves some issues relating to public

interest, the Bench may not entertain it as a Public Interest

Litigation but the court has its option to convert it into a

Public Interest Litigation and ask the Registry to place it before

a Bench which has jurisdiction to entertain the PIL as per the

Rules, guidelines or by the roster fixed by the Chief Justice

but the Bench cannot convert itself into a PIL and proceed

with the matter itself.

In view of the decision of the Full Bench of the High

Court of Allahabad, which we hold is in accordance with law

and in consonance with the rules and procedure, Mr. Harish

N. Salve, learned senior counsel for the petitioner-State of

6
U.P., seeks permission to move an application in respect of the

matter in issue before the Chief Justice of the High Court for

appropriate directions. We permit the State to move such

application. The impugned order directing the officials to

appear before the Court on 20.09.2010 shall remain stayed.

The present order of stay shall continue till further orders

being passed by the appropriate Bench dealing with the PIL

after the orders of the Chief Justice.

Mr. Rakesh Dwivedi, representing Oudh Bar Association

informed this Court that the Association intends to file an

independent petition in respect of the matter in issue, namely,

construction of High Court building. We make it clear that the

Bar Association is free to move such writ petition before the

appropriate Bench having jurisdiction over PIL.

The Special Leave Petitions are disposed of accordingly.

[Usha Bhardwaj]                                   [Savita Sainani]
 Court Master                                       Court Master




                                                                     7