Supreme Court of India

State Of West Bengal & Ors vs Samar Kumar Sarkar on 14 July, 2009

Supreme Court of India
State Of West Bengal & Ors vs Samar Kumar Sarkar on 14 July, 2009
Author: H Dattu
Bench: Tarun Chatterjee, H.L. Dattu
                                                              REPORTABLE

                IN THE SUPREME COURT OF INDIA

                 CIVIL APPELLATE JURISDICTION

                  CIVIL APPEAL NO. 4350 OF 2009
                (Arising out of SLP(C) No. 22165 of 2008)


State of West Bengal & Ors.                           ..........Appellants

                                   Versus

Samar Kumar Sarkar                                     ........Respondent

                                 JUDGMENT

H.L. Dattu,J.

Leave granted.

2) The petition raises an important question as to the power of the High

Court under Article 227 of the Constitution of India to transfer an

application filed under Section 19 of the Administrative Tribunal Act

pending before the Administrative Tribunal to the High Court for its

consideration and decision.

3) The facts in nutshell are, the respondent before the West Bengal

Administrative Tribunal is the petitioner in this petition. The respondent

in the present petition filed O.A. No. 912 of 2003 under Section 19 of the

Administrative Tribunal Act, 1985, before the West Bengal State

1
Administrative Tribunal, inter alia requesting the Tribunal to direct

respondents therein to appoint the applicant to the post of Group `D’ in

the office of District Land and Land Reforms Officer, Howrah, on the

ground that he had served as Tahsil Mohurrior under the Block Land and

Land Reforms Officer, Shyampur. After service of notice on the

respondents, several adjournments were granted by the Tribunal to the

parties to complete the pleadings. The application thereafter was posted

before the Tribunal on 1.2.2005. The Tribunal had granted permission to

the respondents therein to file its reply, if any, within three weeks.

Aggrieved by the order so passed, the applicant had moved a petition

before the High Court at Calcutta under Articles 226 and 227 of the

Constitution, assailing the correctness or otherwise of the order dated

1.2.2005 and also praying for the very same reliefs that was sought in the

application. The Court by its order dated 7.3.2005 had rejected the writ

petition on the ground that the petition filed is premature.

4) The Tribunal could not hear the application for various reasons. Those

reasons are not relevant for the purpose of disposal of this appeal.

Therefore, we are not adverting to the orders passed by the Tribunal

on several dates of hearing.

5) The respondent herein who was applicant before the Tribunal has filed

one more writ petition under Article 226 and 227 of the Constitution

2
in the High Court at Calcutta, wherein apart from others has requested

the court for issuance of a writ in the nature of mandamus directing

the respondents in the said application to give appointment to him

with effect from 6.3.2000 and to release arrears of salary and other

benefits. The writ petition No. 649 of 2007 was heard by the High

Court on 7.7.2008. The High Court by its order dated 7.7.2008,

directed the Registry of the West Bengal Administrative Tribunal to

transmit all the original records of O.A. No. 912 of 2003 to the High

Court for taking a decision in the matter. The findings and the

observations of the High Court in its order dated 7.7.2008 are as

under:

“In our view, with great respect, the learned Tribunal
having found no time on earlier occasions, should
have placed, at least on a particular date, this matter at
the top of the list so that the matter could have been
heard. In our order dated 16th August, 2007, it was
observed that in the event the learned Tribunal could
not hear out this matter, this Court will, in exercise of
its power under Article 227 of the Constitution of
India withdraw the same and hear out the matter, as
the learned Tribunal has failed to decide the matter.
Accordingly, we are of the view that the learned
Tribunal has failed to decide the matter. We are not
oblivious of the position of law that this Court cannot
try the above matter at the first instance in view of the
judgment of Supreme Court rendered in the case of L.
Chandra Kumar vs. Union of India
– A.I.R. 1997 SC
1125. But this Court having superintending power
cannot remain passive institution when learned
Tribunal abdicates its legal, if not constitutional duty.

3

When a subordinate Court or Tribunal fails or
neglects absolutely to function, it can be concluded
without any hesitation that extra ordinary situation has
arisen that endanger due process of law. In such
situation to disclose constitutional obligation to the
citizens of India, this Court has power, in our opinion,
not only to withdraw the case of this nature, but to try
the same. The word “Superintendence” is of wide
connotation. It has inclusive meaning which inter alia
are to oversee, monitor so that things is done or act is
accomplished with logical conclusion and finally in
case of failure to take upon itself to do and
accomplish what ought to have been done by person
or forum subordinate to it.

Hence, we direct the Registry of the learned Tribunal
to transmit all the original records of O.A.No. 912 of
2003 (Samar Kr. Sarkar vs. State of W.B. and Ors.) to
this Court, for taking a decision in this matter.

The records shall be transmitted to this Court by
special messenger, cost of which shall be paid by the
applicant and this shall be brought to this Court within
fortnight from the date of service of copy of this
order.”

6) Aggrieved by the aforesaid order, the respondents in the application

are before us in this civil appeal.

7) The learned Senior Counsel for the appellant submitted that the

impugned order of the High Court in withdrawing the application

O.A.No. 912 of 2003 (Samar K.V. vs. State of West Bengal and

Others) pending before West Bengal Administrative Tribunal for its

consideration and decision is contrary to law and also decision of this

Court in the case of Thakur Jugal Kishore vs. Sitamarhi Central

Cooperative Bank Ltd., (1967) 3 SLR 163, wherein it is stated, that,

4
`needless to add that errors as to the interpretation of the Constitution

is not out of the purview of Article 227, although the High Court

could not, under the powers conferred by this Article, withdraw a case

to itself from a Tribunal and dispose of the same, or determine merely

the question of law as to the interpretation of Constitution arising

before the Tribunal. It is further submitted that the High Court has no

inherent power to transfer a case to itself outside the provisions

contained in Article 228 of the Constitution of India and since the

instant case is not covered by Article 226 of the Constitution of India,

the High Court committed a grave error in directing the transfer of the

case pending before the State Administrative Tribunal to itself’. It is

further submitted that the order and direction issued by the High Court

is contrary to the direction and observation made by this Court in the

case of L. Chandrakumar vs. Union of India and Others.

8) The learned Counsel for the contesting respondent submitted that the

petition that was filed before the High Court was both under Articles

226 and 227 of the Constitution and therefore, the High Court in

exercise of its supervisory jurisdiction was justified in directing the

Tribunal to transmit all the records pertaining to the case of the

respondent, since there was inordinate delay by the Tribunal in

5
deciding an application which did not involve either complicated

questions of fact or the law.

9) The relevant Articles of the Constitution of India may be extracted:

“Article 227 : Power of superintendence over all Courts
by the High Court:

(1) Every High Court shall have superintendence over
all Courts and Tribunals throughout the territories in
relation to which it exercises jurisdiction.
(2) Without prejudice to the generality of the foregoing
provisions, the High Court may –

(a) call for returns from such Courts;

(b) make and issue general rules and prescribe forms
for regulating the practice and proceedings of
such Courts; and

(c) prescribe forms in which books, entries and
accounts shall be kept by the officers of any such
Courts.

(3) The High Court may also settle tables of fees to be
allowed to the sheriff and all clerks and officers of
such Courts and to attorneys, advocates and pleaders
practicing therein:

PROVIDED that any rules made, forms
prescribed or tables settled under clause (2) or clause (3)
shall not be inconsistent with the provision of any law for
the time being in force, and shall require the previous
approval of the Governor.

(4) Nothing in this article shall be deemed to confer on a
High Court powers of superintendence over any
Court or Tribunal constituted by or under any law
relating to the Armed Forces.

Article 228: Transfer of certain cases to High Court:
If the High Court is satisfied that a case pending in a
Court subordinate to it involves a substantial question of
law as to the interpretation of the Constitution the
determination of which is necessary for the diposal of the
case, it shall withdraw the case and may –

a. either dispose of the case itself, or

6
b. determine the said question of law and return the
case to the Court from which the case has been so
withdrawn together with a copy of its judgment on
such question, and the said Court shall on receipt
thereof proceed to dispose of the case in
conformity with such judgment.”

10)Under Article 227, the High Court has been given power of

superintendence both in judicial as well as administrative matters over

all Courts and Tribunals throughout the territories in relation to which

it exercises jurisdiction. It is in order to indicate the plentitude of the

power conferred upon the High Court with respect to Courts and the

Tribunals of every kind that the Constitution conferred the power of

superintendence on the High Court. The power of superintendence

conferred upon the High Court is not as extensive as the power

conferred upon it by Article 226 of the Constitution. Thus, ordinarily

it will be open to the High Court, in exercise of the power of

superintendence only to consider whether there is an error of

jurisdiction in the decision of the Court or the Tribunal subject to its

superintendence.

11)In the case of Gujarat vs. Vakhatsinghji Vajesinghji Vaghela, AIR

1968 SC 1481, this Court held, that Article 227 of the Constitution of

India gives the High Court the power of superintendence over all

Courts and Tribunals throughout the territories in relation to which it

7
exercises jurisdiction. It is held that this jurisdiction cannot be limited

or fettered by any act of the State Legislature. It is held that the

supervisory jurisdiction extends to keeping the subordinate Tribunals

within the limits of the authority and to seeking that they obey the

law.

12)In Bathutmal Raichand Oswal vs. Laxmibai R. Tarta, (1975) 1 SCC

858, this Court again reaffirmed that the power of superintendence of

the High Court under Article 227 being extraordinary was to be

exercised most sparingly and only in appropriate cases. High Court’s

function is limited to see that the subordinate court or Tribunal

functioned within the limits of its authority. The Court further said

that the jurisdiction under Article 227 could not be exercised `as the

cloak of an appeal in disguise’.

13)This Court in the case of State through Special Cell, New Delhi vs.

Navjot Sandhu, (2003) 6 SCC 641, held that Article 227 of the

Constitution of India gives the High Court the power of

superintendence over all Courts and Tribunals throughout the

territories in relation to which it exercise jurisdiction. The powers

under Article 227 are wide and can be used, to meet the ends of

justice. However, the power under Article 227 is a discretionary

power and it is difficult to attribute to an order of the High Court, such

8
a source of power, when the High Court itself does not in terms

purport to exercise any such discretionary power.

14)Article 228 of the Constitution covers a different field from that

covered by Articles 226 and 227 of the Constitution. It lays down the

procedure regarding transfer of a case pending in Courts subordinate

to the High Court. This power is not to be founded both under

Articles 226 and 227 of the Constitution. The conditions that require

to be fulfilled before Article 228 of the Constitution can be applied

are, that a case must be pending in the Court subordinate to the High

Court, the case must involve a substantial question of law as to the

interpretation of the Constitution or the Government of India Act,

1935 and the determination of the question of law must be necessary

for disposal of the case. Once these three conditions are fulfilled, the

Article requires that the High Court will withdraw the case and then

may either dispose of the case itself or determine the question of law

and return the case to the Court from which the case has been

withdrawn.

15)Reference may also made to the decision of this Court in the case of

Umaji Keshao Rao Mesharam vs. Radhikabai, 1986 Supp. SCC 401,

wherein, it was held that Article 228 confers upon the High Court the

power to transfer a case pending in a Court subordinate to it for

9
disposal by itself if “it involves a substantial question of law as to the

interpretation of the Constitution”.

16)In Rao Shiva Bahadur Singh vs. State of Vindya Pradesh, (1956) 2

SCR 206, it is stated by this Court that the High Court if satisfied that

a case pending in a Court subordinate to it involves a substantial

question of law as to the interpretation of the Constitution, the

determination which is necessary for the disposal of the case, may

withdraw the case either to dispose of the case itself or determine the

said question of law and return the case to the Court from which it has

been so withdrawn so as to enable the said Court to proceed to dispose

of the case in conformity with the judgment of the High Court.

17)Therefore, the High Court in exercise of power under Article 228 of

the Constitution can withdraw a case from subordinate Court and

decide the whole case by itself or decide the question of law and

return the case to the Court from which it is withdrawn. But the

primary ingredient for exercise of the power under this Article is that

the case should contain a substantial question of law, which requires

an interpretation of the Constitution.

18)But, at this stage, we are not concerned in this appeal with Article 228

of the Constitution but only with Article 227 of the Constitution and

more specifically with the correctness of the order passed by the

10
Division Bench of the High Court, wherein the High Court has

withdrawn the application pending before the Administrative Tribunal

for its consideration and decision.

19)With regard to the power of the High Court in withdrawing a case

from the Tribunal for deciding it by itself by exercising its power

under Article 227, this Court in the case of Thakur Jugal Kishore

Sinha Vs. Sitamarhi Central Coop. Bank Ltd., (1967) 3 SCR 163, held

that Article 227 is of wider ambit; it does not limit the jurisdiction of

the High Court to the hierarchy of Courts functioning directly under it

under the Civil Procedure Code and Criminal Procedure Code but it

gives the High Court power to correct errors of various kinds of all

Courts and Tribunals in appropriate cases. Needless to add that errors

as to the interpretation of the Constitution is not out of the purview of

Article 227 although the High Court could not, under the powers

conferred by this Article, withdraw a case to itself from a Tribunal

and dispose of the same, or determine merely the question of law as to

the interpretation of the Constitution arising before the Tribunal.

20)It was held in the case of Nagendra Nath Bora vs. Commissioner of

Hills Division and Appeals, AIR 1958 SC 398, that under Article 226,

the power of interference may extend to quashing an impugned order

on the ground of a mistake apparent on the face of the record. But

11
under Article 227 of the Constitution, the power of interference is

limited to seeing that the Tribunal functions within the limits of its

authority.

21)In the light of the above discussions, in our view, it would have been

proper if the High Court in exercising its jurisdiction under Article

227 had directed the Tribunal to dispose of the matter expeditiously,

instead of transferring the matter to itself.

22)In the result, the appeal is allowed. The impugned order is set aside.

The High Court is requested to return all the documents pertaining to

O.A.No. 912 of 2003 to the Administrative Tribunal forthwith. The

Tribunal is directed to consider the matter promptly and dispose of the

same within six months from the date of the pronouncement of this

judgment. No order as to costs.

…………………………………J.
[TARUN CHATTERJEE]

…………………………………J.
[ H.L. DATTU ]
New Delhi,
July 14, 2009.

12