Allahabad High Court
U.P. Shaskiya Adhivakta Kalyan Samiti, ... vs State Of U.P. Through Prin. Secretary ... on 6 January, 2012
Author: Devi Prasad Singh
Bench: Devi Prasad Singh
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH IN THE HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH, LUCKNOW. ------------- Case :- MISC. BENCH No. - 7851 of 2008 Petitioner :- U.P. Shaskiya Adhivakta Kalyan Samiti, 8, Mustafa Market, Si Respondent :- State Of U.P. Through Prin. Secretary Nyay Evam Vidhi Parama INDEX Sl.No. Particulars Page No. 1 Facts, statutory provisions, L.R. Manual 1-34 2 (I) Maintainability of writ petition 3 (II) Role of Public Prosecutor 55-68 4 (III)Appointment and Renewal 69-80 5 (IV) Government's right - whether statutory ? 81-88 6 (V) Opinion of District Judge 89-103 7 (VI) Impugned order and the binding precedent 104-108 8. (VII) Overruling of judgments by Executive order not permissible 109-116 9 (VIII) Undertaking/Statement before the court, shifting of stand and change of government 117-124 10 (IX) Doctrine of Finality 125-126 11 (X) Section 25-A CrPC & repugnancy 127-131 12 (XI) Office of L.R. of State of U.P. & its failure. 132-153 13. (XII) Omission and Arbitrariness 154-156 14. (XIII) Cost 157-158 15. (XIV) Some individual cases 159-166 16. (XV) Rule of Law 167-170 17. (XVI) Finding 171-177 18. (XVII) Order 178-180 (Hon'ble Devi Prasad Singh, J) IN THE HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH, LUCKNOW A.F.R. RESERVED Case :- MISC. BENCH No. - 7851 of 2008 Petitioner :- U.P. Shaskiya Adhivakta Kalyan Samiti, 8, Mustafa Market, Si Respondent :- State Of U.P. Through Prin. Secretary Nyay Evam Vidhi Parama Petitioner's Counsel :- O.P. Srivastava Respondents' Counsel :- C.S.C. CONNECTED WITH Writ Petitions No.3922, 3927, 4081, 4579, 4552, 4028, 3919, 4500, 4692, 4693, 4694, 4695, 4584, 4586, 4739, 4743, 4843, 4860, 4861, 4940, 4942, 4447, 4455, 4194, 4252, 3860, 4192, 4311, 4181, 4312, 4314, 4315, 4316, 4317, 4318, 4319, 4083, 4268, 4267, 4261, 4260, 4257, 4256, 4255, 4254, 4253, 4251, 4250, 4248, 4196, 4195, 4184, 4183, 4180, 4419, 4418, 4417, 4416, 4414, 4412, 4411, 4410, 4450, 4457, 4445, 4460, 4490, 4449, 4451, 4458, 4493, 4453, 4448, 4492, 4456, 4459, 4452, 4443, 4491, 4454, 4444, 4488, 4494, 4581, 4583, 4585, 5114, 5098, 6516, 6610, 4179, 5367, 5352, 5356, 7145, 5271, 5696, 5737, 7393, 4817, 4082, 4084, 1207, 82 - all (M/B) of 2011 and 12543(M/B) of 2010. Counsel for the petitioners : S/Shri S.K. Kalia, Dr. L.P. Mishra, C.B. Pandey, O.P. Srivastava, Mahfooz Alam, Manish Kumar, Rohit Tripathi, V.K. Dubey, Aditya Narayan, G.K. Dwivedi, Satyam Maurya, Avdhesh Kumar Singh, Amar Singh, Saurabh Shankar Srivastava, N.A. Siddiqui, Rajesh Kumar Singh, S.P. Singh, A.K. Verma, Rahul Shukla, Shachindra Pratap Singh, Counsel for the respondents : CSC, Raghvendra Kumar Singh Hon'ble Devi Prasad Singh,J.
Hon'ble Dr. Satish Chandra,J.
(Delivered by Hon'ble Devi Prasad Singh, J
1. In this bunch of writ petitions, question and dispute involved relates to appointment of District Government Counsels in District and Sessions courts of the State of U.P. Substantial question of law is of public importance and common in all the writ petitions. Factual background in these bunch of writ petitions is also with slight difference are more or less same. Hence, with the consent of parties, we decide the writ petitions by present common judgment.
2. Keeping in view lengthy argument, advanced by the parties' counsel, we are adjudicating the dispute under the following heads :
(I) Maintainability of writ petition (II) Role of Public Prosecutors (III) Appointment and Renewal (IV) Government's right - whether statutory ?
(V) Opinion of District Judge (VI) Impugned order and the binding precedent (VII) Overruling of judgments by Executive Order, not permissible.
(VIII) Undertaking/statement before the court, shifting of stand and change of government.
(IX) Doctrine of Finality (X) Section 25-A of CrPC and Repugnancy (XI) Office of L.R. of State of U.P. and its failure (XII) Omission and Arbitrariness (XIII) Cost (XIV) Some individual cases (XV) Rule of Law (XVI) Finding (XVII) Order
3. Writ Petition No.7851(M/B) of 2008 shall be leading writ petition, followed by writ petition No.3922(M/B) of 2011 and 4179(M/B) of 2011 and other petitions.
4. Appointment on the post of District Government Counsel in the State of U.P. has been a battle ground since more than two decades. With the change of Government, "Spoils System" comes to light and results into removal and appointment of the members of noble profession in the District Courts throughout the State and sometime in the High Court also. Barring exception, the reasons seems to be political one and to generate and perpetuate political power, may be under false notion as a "vote catching device".
Thomas Hobbes rightly said, to quote :
"I put for a generall inclination of all mankind, a perpetuall and restlesse desire of Power after power, that ceaseth onely in Death. And the cause of this, is not alwayes that a man hopes for a more intensive delight, than he has already attend to; or that he cannot be content with a moderate power : but because he cannot assure the power and means to live well, which he hath present, without the acquisition of more". (Leviathan by Thomas Hobbes, page 54).
5. Unfortunate part of political action suffers from the short sightness without visualizing the effect and consequence of actions which the society or country may face in due course of time. Giving example, Thomas Hobbes said how different section of people and administration suffers, in the absence of forthrightness, to quote :
"Ignorance of remote causes disposeth men to attribute all events, to the causes immediate, and Instrumentall; For these are all the causes they perceive. And hence it comes to passe, that in all places, men that are grieved with payments to the Publique, discharge their anger upon the Publicans, that is to say, Farmers, Collectors, and other Officers of the publique Revenue; and adhaere to such as find fault with the publike Government; and thereby, when they have engaged themselves beyond hope of justification, fall also upon the Supreme Authority, for feare of punishment, or shame of receiving pardon. (Leviathan by Thomas Hobbes, page 58).
Lawyers being officers of the court whether appear to defend cause of private litigant or the government in case appointed dehors the merit, then naturally barring exceptions, quality of judgment shall come down and in due course of time because of possible injustice which may cause, the ultimate sufferer shall be the society at large.
6. In the State of U.P., District Government Counsel (DGC) for civil, criminal and revenue courts are appointed in accordance with the procedure prescribed by Legal Remembrancer Manual (in short, L.R. Manual). The petitioners of these bunch of writ petitions were appointed in pursuance to the provisions contained in L.R. Manual. They were aspirant for the renewal of their services in terms of L.R. Manual keeping in view the "performance report", submitted by the District Judge and the District Magistrate of the district concerned. In some of the cases, fresh appointment has been done without considering the renewal wherein in some of the cases, old incumbents have been replaced by freshers alleged to be on political consideration. The State acquired the right to dispense with the recommendation of the District Judge by amending the L.R. Manual.
7. Thus, the grounds raised by the petitioners are that the amendment done by the government is an instance of arbitrary exercise of power and the opinion of the District Judge cannot be dispensed with. It is also pleaded that without considering the renewal in terms of the L.R. Manual, of the old incumbents, no fresh recruitment could have been done. In some of the cases, the other limb of argument is that the persons chosen to be appointed as District Government Counsel is founded on extraneous material, i.e. for political consideration or for other extraneous reasons. While challenging the amended L.R. Manual, it has been pleaded that without obtaining the opinion of District Judge and without considering the renewal of the old incumbents on justifiable ground, freshers could not have been appointed. Broadly on these grounds, the petitioners have preferred the present bunch of writ petitions.
8. It further appears that the State Government took a decision to invite panel of advocates for appointment of government counsels all over the State, that too without taking a decision with regard to renewal of working incumbents in different districts of the State. Thus, with pre-determined mind, the State Government issued a circular dated 17.4.2011, a copy of which has been filed in different writ petitions and in writ petition No.3922(M/B) of 2011 as Annexure No.1. In pursuance to the said circular in different districts, notices were affixed and applications were invited for appointment of District Government Counsel. It shall be appropriate to reproduce the circular dated 17.4.2011 :
संख्या - डी०-१४८७/सात-न्याय--३-२०११-८५ जनरल/२०१० पेzषक व`जेश कुमार विशेष सचिव उ०पदेश शासन ।
सेवा में समस्त जिलाधिकारी उत्तर पzदेश ।
न्याय अनुभाग-३ नियुक्तियां लखनउ दिनांक १७ अपैzल २०११ विषय & जनपद न्यायालय में शासकीय अधिवक्ताओं के रिक्त पदो के सापेक्ष पैनल उपलब्ध कराये जाने के सम्बन्ध में ।
महोदय उपर्युक्त विषय पर मुझे यह कहने का निदेश हुआ है कि जनपद न्यायालयों में शासकीय अधिवक्ताओं की पदावधि समाप्त होने के फलस्वरूप हुए रिक्त पदों के सापेक्ष शासन को नियमानुसार तत्काल उपलब्ध कराने का कष्ट करें ।
२- क`पया तदनुसार आवश्यक कार्यवाही सुनिश्चित कराने का कष्ट करें ।
भवदीय व`जेश कुमार विशेष सचिव
9. Writ petition No.7851(M/B) of 2008 has been filed by a registered association of District Government Counsel challenging the impugned Government Order dated 13.8.2008 by which the provisions of L.R. Manual under paras 7.03, 7.06(2), 7.08, 7.13, 8.02, 8.04, 8.05, 8.06 and 8.07 have been amended by which the requirement to obtain a report of the District Judge concerned has been dispensed with and the District Magistrate/Collector alone has been empowered to prepare the panel and submit a report to make fresh appointment or renew the services of old one. The age of superannuation also has been reduced to 60 years, earlier which was 62 years. On account of the amendment of para 7.08, now it shall be necessary for the State Government Counsel to seek a renewal three months before expiry of term on the basis of the report submitted by the District Magistrate/Collector with regard to work, conduct and income of the District Government Counsel concerned.
10. While raising different ground assailing the impugned amendment, it is also stated that the State acted in violation of the observation made by the Hon'ble Supreme Court and undertaking given in a case report in 2004 ACC 702 SC State of U.P. Versus Johri Mal.
11. Writ Petition No.3922(M/B) of 2011 is filed by a petitioner who was working as District Government Counsel, Revenue, Gautambudh Nagar, appointed by order dated 18.5.1998. It is pleaded that in spite of the fact that he has moved an application for renewal of his term and the report was submitted by the District Magistrate and without adjudicating the question with regard to renewal, the government has invited applications from the advocates on 20.4.2011 to fill up the post on which the petitioner is working. An interim order was passed by a Division Bench on 28.4.2011 in a connected writ petition No.3919 (M/B) of 2011, benefit of which was made available to the petitioner.
12. Later on, the State Government by order dated 28.4.2011 declined to renew the petitioner's term and cancelled the assignment of District Government Counsel impugned in writ petition No.4179(M/B) of 2011. The Division Bench of this Court in its order dated 3.5.2011 took note of the fact that on 28.4.2011 itself. Learned Chief Standing Counsel Shri D.K. Upadhyay has given undertaking that no fresh appointment shall be done unless renewal of the petitioner and all other government counsel whose renewals are due is considered and disposed of. The court opined that the undertaking was given on the same day and the impugned order was passed on the same day is an instance of non-application of mind since the order has been passed under the signature of one Brijesh Kumar, Special Secretary with the approval of the Principal Secretary, Law, namely Shri K.K. Sharma. Keeping in view the manner in which hastily, the order was passed, prima facie reveals that it was not passed in compliance of the interim order dated 28.4.2011; rather in a hasty manner without application of mind. Hence, explanation was called from the Principal Secretary, Law.
13. While filing the writ petition No.4179, the petitioner has also placed on record the report of the District Magistrate dated 28.5.2007, recommending for the petitioner's renewal followed by another order dated 22.7.2009. Another recommendation is of earlier one dated 30.10.2007. The report of the District Magistrate dated 14.1.2011 is also on record, by which the District Magistrate, Gautambudh Nagar has made a request for renewal of the petitioners' engagement which expired on 14.6.2004. However, in what circumstance, the renewal could have been refused by the government, approved by the Principal Secretary, Law is a matter of deep concern, more so when the Division Bench has passed an interim order on 3.5.2011, followed by another order dated 28.4.2011.
14. In Writ Petition No.3922(M/B) of 2001, a copy of the complaint submitted by Shri Kali Charan Suman on the letter pad of Bahujan Samaj Party against the petitioner has been placed on record requesting for an enquiry in which, according to the petitioner's counsel, nothing against was found by the district authorities and the recommendation was made for renewal as mentioned in the preceding para. Hence, it is also stated that the decision taken not to renew the services is based on political considerations.
15. So far as the factual controversy with regard to mala fide in other petitioners is concerned, it shall be dealt with at appropriate place.
STATUTORY PROVISIONS
16. Code of Criminal Procedure, 1898 was repealed and new enactment regulating the criminal trials under the title, "Code of Criminal Procedure, 1973" (in short Code) promulgated by the Parliament came into effect on 25.1.1974. The Parliament accepted the recommendation of the Law Commission and amended various provisions of the Code again by Act No.45 of 1978. Section 24 was amended by Amending Act of the State of U.P and Sub Sections 4, 5, 6 of Section 24 are deleted. The Law Commission had opined that while making appointment on the post of District Government Counsel, consultation with Sessions Judge should be restored. Relevant extract of the recommendation of the Law Commission of India which persuaded the Central Government to restore earlier provision, nullifying the State amendments is reproduced as under :
"(2) Whether requirement of consultation with Sessions Judge under sec. 24(4) may need to be restored to override State Amendments ? There is no doubt that consultation process with the Sessions Judge must be restored so far as Sec. 24(4) is concerned. We note that certain States have dispensed with consultation with the Sessions Judge by amending Sec. 24(4). We agree with the PMO that this has to be prevented or put an end to. But, as stated earlier, while reiteration by a fresh Parliamentary law can be made, such reiteration cannot sole the problem in view of the powers of State Legislatures unless we introduce some provisions which are consistent with Art. 14 so that in case they are deleted by the States, such deletions can be attacked as being in violation of Art. 14. In order to preclude arbitrary State Amendments, we, therefore, propose to bring in a higher constitutional principle to compel a fair, transparent procedure of appointment to be followed. Once, such a procedure is introduced into sec. 24 by Parliament, then whenever the States do away with such a procedure, that will clearly attract Art. 14. States cannot make a provision which is arbitrary and which permits them to appoint Public Prosecutors or Addl. Public Prosecutors at their sweet will or whomsoever they like or on political considerations. We shall explain this new scheme in detail when we come to suggestion No.(3)."
In section 24 under sub section 6, an explanation was added by CrPC Amendment Act, 2005, enforced from 18.12.1978 retrospectively by notification dated 21.6.2006.
17. In the State of U.P., the amending Act No.33 of 1978 has been given effect from 9.10.1978. In Sub Section (1) of Section 24 further amendments were made and it was provided that after the words, "Public Prosecutor", the words, "and one or more Addl. Public Prosecutors" shall be inserted and be deemed always to have been so inserted.
In Section 24(7), after Sub Sections (6) and (7), further words were inserted as under :
"(7). For the purpose of Sub Sections (5) and (6), the period during which a person has been in practice as a pleader, or has rendered service as a public prosecutor, Addl. Public Prosecutor or Assistant Public Prosecutors, shall be deemed to be the period during which such person has been in practice as an advocate."
Again, in the State of U.P, by Act No.18 of 1991, amendment was done in Section 24 which was given effect from 16.2.1991 as under :
(a) In Sub Section(1), the words, "after consultation with the High Court" shall be omitted;
(b) Sub Sections (4), (5) and (6) shall be omitted.
(C) In Sub section (7), the words, "or sub-section (6)" shall be omitted.
Thus, by Amending Act No.18 of 1991 given effect from 16.2.1991 in the State of U.P., the statutory requirement of consultation with the District & Sessions Judge with regard to preparation of panel of names of persons for appointment on the post of Public Prosecutor or Addl. Public prosecutor for a district has been given go-bye.
18. Virtually, by amending the provision and deleting sub section (4), (5) and (6) of the Act, State of U.P. had acted against opinion of the Law Commission of India which was well thought exposition and accepted by the Parliament while enacting the Code.
Section 321 of the CrPC was also amended(supra) as under :
"In Section 321 of the CrPC, after the words, "incharge of a case", the words, "on the written permission of the State Government to that effect"(which shall be filed in), shall be inserted."
19. In the State of U.P., apart from the aforesaid statutory provisions in Civil Court, the appointment of State Counsel in the revenue court is done in pursuance to the provisions contained in Section 127-B of the U.P. Z.A.L.R. Act under the name and title of "panel lawyers" which is reproduced as under :
"Section 127-B(1). The State Government may, on such terms and conditions and in such manner as may be prescribed, appoint in each district a panel of lawyers to conduct suits and other proceedings by or against the Gaon Sabhas in respect of their functions under this Act.
(2) A panel lawyer shall with respect to such Gaon Sabhas in the district, as may be prescribed, be their agent for the purpose of receiving processes issued by any court or any authority against them in respect of their functions under this Act and shall be deemed to be the recognised agent by whom appearances, acts and applications under this Act, or the United Provinces Land Revenue Act 1901 or any other law relating to land tenure may be made or done on behalf of such Gaon Sabhas."
20. Under the Code of Civil Procedure also, Section 2(15), the pleader has been defined which is as under :
(15)"pleader" means any person entitled to appear and plead for another in Court, and includes an advocate, a vakil and an attorney of a High Court"
21. Rule 114 of the Uttar Pradesh Zamindari Abolition and Land Reforms Rules, 1952 regulates the procedure for appointment on the post of panel lawyers in the revenue courts which is reproduced as under :
"114. (1) For the conduct of suits, applications and other proceedings, including objections, appeals, revisions, writs and special appeals, by or against the Gaon Sabhas, the following shall be appointed in the manner provided in sub-rule (2) as panel lawyers for the courts specified against each :
(a) One Tahsil Panel Lawyer (Revenue) for each tahsil in respect of revenue cases before the court of Tahsildar or before a Consolidation Officer whether they hold their court at tahsil headquarters or at any other place with the tahsil. He will represent all the Gaon Sabhas with the tahsil.
(b) One Tahsil Panel Lawyer (Civil) for each tahsil in respect of civil cases before civil courts, if any, within the tahsil. He will represent all the Gaon Sabhas within the tahsil.
(c) One District Gaon Sabha Panel Lawyer (Revenue) for each district in respect of revenue cases before the courts of Collector, Additional Collector, Assistant Collector First Class (excluding Tahsildar), Settlement Officer Consolidation, Deputy Director of Consolidation and Director of Consolidation, whether they hold their court at district headquarters or at any other place within the district. He will represent all the Gaon Sabhas within the district.
(d) One District Gaon Sabha Panel Lawyer (Civil) for each district in respect of civil cases before all the civil courts at district headquarters excluding High Court. He will represent all the Gaon Sabhas within the district.
(e) One Divisional Gaon Sabha Panel Lawyer (Revenue) at each divisional headquarter for the courts of the Commisioner and the Additional Commissioner. He will represent all the Gaon Sabhas in the division.
(f) One Gaon Sabha Panel Lawyer (Board of Revenue) for the cases of all the Gaon Sabhas within the State before Board of Revenue each at Allahabad and at Lucknow.
(g) One Gaon Sabha Panel Lawyer (High Court0 for the High Court each at Allahabad and at its Bench at Lucknow.
(h) One or more such additional Panel Lawyer referred to in clauses (a) to (g) above, if considered necessary, with reference to the work load.
(2)Manner of appointment-(a) The Tahsil Panel Lawyers shall be appointed by the Collector of the district.
(b) Unless otherwise directed by the Government in any particular case or cases, a Government Counsel appointed by the Government to conduct suits for or against the Government in the revenue courts at district headquarters shall be deemed to have been appointed by the Government as District Gaon Sabha Panel Lawyers (Revenue) for that district under clause (c) of sub-rule (1). Similarly, a Government counsel appointed by the Government to conduct cases for or against the Government before the Civil Courts at the district headquarters or before the Court of Commissioner and Additional Commissioner or before the Board of Revenue or before the High Court shall be deemed to have been appointed respectively by the Government as District Gaon Sabha Panel Lawyer (Civil), Divisional Gaon Sabha Panel Lawyer (Revenue) Gaon Sabha Panel Lawyer (Board of Revenue0 and the Gaon Sabha Panel Lawyer (High Court).
(c) The appointments of Panel Lawyers referred to in clause (c) to (f) of sub-rule (1) under this clause shall be made by the Government after consideration of the recommendations of the Collector and the District Judge. The appointment of Panel Lawyer referred to in clause (g) of sub-rule (1) under this clause shall be made in consultation with the Advocate General.
(d) Notwithstanding anything contained in clause (b) and (c) the Government may appoint a counsel other than the Government Counsel referred to in clause (b) above as Panel Lawyer under clauses (c) to (g) of sub-rule (1) for the Gaon Sabha cases.
(e) Where any additional Panel Lawyer is appointed under clause (h) of sub-rule (1), the charge of cases to be attended to by the Panel Lawyer and each of the additional Panel Lawyer in terms of sub-section (2) of section 127B shall be clearly specified as the case may be by the Collector, The Commissioner, the Secretary, Board of Revenue, or the Government, under intimation to the courts concerned. The additional Panel Lawyer will, however, work under the supervision of the Panel Lawyer subject to the overall control of the Collector, the Commissioner, the Secretary, Board of Revenue, or the Government, as the case may be.
(3) Terms and conditions- The term of a Panel Lawyer referred to in clause (a) or clause (d) of sub-rule (2) shall be three years. It may be renewed thereafter for another period not exceeding three years, if his work, conduct and integrity is found to be satisfactory. But it shall be in the exclusive discretion of the appointing authority to terminate the appointment at any time during the first or subsequent term without assigning any reason therefor.
(4) The appointment of all the Gaon Sabha Panel Lawyers referred to in sub-rule (2) shall be subject to the following terms and conditions-
(a) No Panel Lawyer shall institute, contest or conduct any case unless he is authorised to do so by the Sub-Divisional Officer, or the Collector, or the Board of Revenue or the Government, as the case may be. He will also be under a disability to appear in any case against a Gaon Sabha except with the permission of the Government or the Collector of the district in which the Gaon Sabha is situate. This permission may be granted if there is no conflict of interest between the party for which he appears and the Gaon Sabha.
(b) Where State is impleaded alongwith the Gaon Sabha, the Panel Lawyer shall, unless directed otherwise by the Collector, also defend the interest of the State.
(c) The Panel Lawyer shall, when required, give legal opinion and advice free of charge to the Bhumi Prabandhak Samiti of the Gaon Sabhas in regard to the institution, conduct and defence of the cases.
22. From close reading of the aforesaid provisions with regard to appointment of panel lawyers in the revenue courts where the Presiding Officers are appointed from the executive branch of the State Service shows that the provision for appointment in the revenue courts, in consultation with District Judge has been made mandatory.
23. Section 2(7) of the Code of Civil Procedure speaks and defines with regard to pleaders of civil court which is reproduced as under :
"2(7) Government Pleader" includes any officer appointed by the State Government to perform all or any of the functions expressly imposed by this Code on the Government Pleader and also any pleader acting under the directions of the Government Pleader;"
Order 27 Rule 8B defines the "Government" and "Government pleader" as under :
"8B. Definitions "Government" and "Government pleader". In this order [ unless otherwise expressly, provided], Government and ["Government pleader"] mean respectively-
(a) in relation to any suit by or against the Central Government, or against a public officer in the service of the Government, the Central government and such pleader as that Government may appoint whether generally or specially for the purposes of this Order;
(C) in relation to any suit by or against a State Government or against a public officer in the service of a State, the State Government and the Government pleader (as defined in clause (7) of section 2], or such other pleader as the State Government may appoint, whether generally or specially, for the purposes of this order.]
24. Apart from aforesaid statutory provisions, in the State of U.P., the prevailing system for engaging lawyers to attend the government work is regulated by Legal Remembrancer Manual (in short hereafter referred to as L.R. Manual). Under the unamended L.R. Manual, provision has been made for effective consultation with the District Judge while preparing panel for the District Government Counsels. According to original provision while choosing an advocate, opinion should be formed keeping in view the reputation, professional work, behaviour and conduct of the lawyers. Now, it is no more res integra that the L.R. Manual is an authoritative compilation of the Government Orders and instructions for the conduct of legal affairs of the State Government vide 1991(1) SCC 212 Km. Srilekha Vidyarthi and others versus State of U.P. and others, 1993(3) SCC 552 Harpal Singh Chauhan and others versus State of U.P., 1994(2) SCC 204 State of U.P. versus U.P. State Law Officers Association and AIR 2004 SC 3800 State of U.P. versus Johri Mal.
25. It shall be appropriate to reproduce certain provisions of unamended L.R. Manual.
" Para 7.01 of Legal Remembrancer's Manual defines the District Government Counsel to mean legal practitioners appointed by the State Government to conduct in any court such Civil, Criminal or revenue cases, as may be assigned to them either generally, or specially by the Government. The legal practitioner appointed to conduct civil, criminal or revenue cases shall be known as District Government Counsel (Civil), (Criminal) or (Revenue), as the case may be.
Para 7.02 of the Manual lays down the power of the Government to appoint Government Counsel for each district in the State. Para 7.03 provides that whenever a post of any Government Counsel is likely to fall vacant within the next three months or when a new post is created, the District Magistrate shall notify the vacancies to the members of the Bar, the qualification wherefor would be practice of 10 years in case of District Government Counsel, 7 years in case of Assistant District Government Counsel and 5 years in case of Sub-District Government Counsel. Clause (3) of Para 7.03 reads thus:
"(3) The names so received shall be considered by the District Officer in consultation with the District Judge. The District Officer shall give due weight to the claim of the existing incumbents [Additional/Assistant District Government Counsel], if any, and shall submit confidentially in order of preference the names of the legal practitioners for each post to the Legal Rememberancer giving his own opinion particularly about his character, professional conduct and integrity and the opinion of the District Judge on the suitability and merits, of each candidate. While forwarding his recommendations to the Legal Rememberancer the District Officer shall also send to him the bio data submitted by other incumbents with such comments as he and the District Judge may like to make. In making the recommendations, the proficiency of the candidate in civil or criminal or revenue law, as the case may be, as well as in Hindi shall particularly be taken into consideration:
Provided that it will also be open to the District Officer to recommend the name of any person, who may be considered fit, even though he may not have formally supplied his bio data for being considered for appointment. The willingness of such a person to accept the appointment if made shall, however, be obtained before his name is recommended."
Para 7.04 of the said Manual provides that on receipt of the recommendations of the District Officer, the Legal Remembrancer may make further enquiry and submit the recommendations as also for orders of the State Government. The decision of the State Government would be final. Para 7.05 prohibits canvassing by or on the part of a candidate which would entail disqualification."
Paras 7.06, 7.07, 7.08 and 7.09 read thus:
"7.06. Appointment and renewal-(1) The legal practitioner finally selected by the Government may be appointed District Government Counsel for one year from the date of his taking over charge.
(2) At the end of the aforesaid period, the District Officer after consulting the District Judge shall submit a report on his work and conduct to the Legal Remembrancer together with the statement of work done in Form no.9. Should his work or conduct be found to be unsatisfactory the matter shall be reported to the Government for orders. If the report in respect of his work and conduct is satisfactory, he may be furnished with a deed of engagement in Form no.1 for a term not exceeding three years. On his first engagement a copy of Form no.2 shall be supplied to him and he shall complete and return it to the Legal Remembrancer for record.
(3) The appointment of any legal practitioner as a District Government Counsel is only professional engagement terminable at will on either side and is not appointment to a post under the Government. Accordingly the Government reserves the power to terminate the appointment of any District Government Counsel at any time without assigning any cause.
7.07. Political Activity - The District Government Counsel shall not participate in political activities so long they work as such; otherwise they shall incur a disqualification to hold the post.
Note: The term political activity includes membership of any political party or local body as also press reporting work.
7.08. Renewal of term: (1) At least three months before the expiry of the term of a District Government Counsel, the District Officer shall after consulting the District Judge and considering his past record of work, conduct and age, report to the Legal Remembrancer, together with the statement of work done by him in Form No. 9 whether in his opinion the term of appointment of such counsel should be renewed or not. A copy of the opinion of the District Judge should also be sent along with the recommendations of the District Officer.
(2) Where recommendation for the extension of the term of a District Government Counsel is made for a specified period only, the reasons therefor shall also be stated by the District Officer.
(3) While forwarding his recommendation for renewal of the term of a District Government Counsel -
(i) the District Judge shall give an estimate of the quality of the Counsel's work from the Judicial stand point, keeping in view the different aspects of a lawyer's capacity as it is manifested before him in conducting State cases, and specially his professional conduct;
(ii) the District Officer shall give his report about the suitability of the District Government Counsel from the administrative point of view, his public reputation in general, his character, integrity and professional conduct.
(4) If the Government agrees with the recommendations of the District Officer for the renewal of the term of the Government Counsel, it may pass orders for re-appointing him for a period not exceeding three years.
(5) If the Government decides not to re-appoint a Government Counsel, the Legal Remembrancer may call upon the District Officer to forward fresh recommendations in the manner laid down in para 7.03.
(6) The procedure prescribed in this para shall be followed on the expiry of every successive period of renewed appointment of a District Government Counsel."
26. Chapter VIII of the L.R. Manual deals with appointment of panel lawyers. Para 8.01 provides that the District Officer (District Magistrate) shall maintain the list of panel lawyers for conducting of the criminal and civil cases and also cases under factories and other labour laws on behalf of government in his district.
Para 8.02 contains the provision with regard to inviting applications and provides that the district officer shall circulate notice amongst the practicing lawyers of not less than five years standing at bar and list shall be prepared in consultation with the District Judge. It shall be appropriate to reproduce para 8.02 of the L.R. Manual which is reproduced as under :
"8.02. Applications for Panel lawyers-(1) The District Officer shall circulate notice amongst practising lawyers of not less than five years standing at the Bar inviting them to intimate to him their willingness to be considered for inclusion in the panel and to furnish full particulars of their qualifications and practice. He shall then consult the District Judge in regard to the names of lawyers who express their willingness to be considered and forward to the Legal Remembrancer the names of lawyers recommended by him to be appointed in order of preference, along with the recommendations of the District Judge. He shall in particular give his remarks about the character, professional conduct, integrity and suitability of the persons recommended.
(2)The District Officer shall also forward all other applications to the Legal Remembrancer with such remarks in respect of matters referred to in sub-para (1), as he or the District Judge may like to make.
(3)Ordinarily, a candidate already holding one post under Government such as a Notary or an Official Receiver should not be recommended for appointment to the panel, but if for any special reasons the name of such a candidate is recommended, the District Officer shall specifically bring that fact to the notice of the Government and shall also give reasons for making the recommendation. In such case an undertaking shall be obtained from the candidate that before his appointment to the panel he shall resign from the post already held by him."
27. Under para 8.04, recommendation of the district officer and District Judge shall be processed by the Legal Remembrancer by submitting his report to the government which is reproduced as under :
8.4Recommendations of District Officer and District Judge.(1) The Legal Remembrancer or such other Officer of his department as may be entrusted with this work by the Legal Remembrancer shall, after examining the recommendations of the District Officer and the District Judge etc., submit the papers for orders along with his own recommendations.
(2) The Legal Remembrancer or other Officer may call for such further particulars in respect of all or any of the candidates from the District Officer, District Judge or from any other source, as may be considered necessary."
The period for appointment of panel lawyers under para 8.05 is of one year and the procedure for renewal has been given in para 8.06, that too provides in consultation with District Judge. The age of superannuation has been provided to 60 years which may be extended upto 62 years.
28. Chapter XXI of the L.R. Manual contains the provisions for renewal of District Government Counsels. It has been provided under Chapter XXI that it is supplementary to other provisions of the Manual. However, in the event of inconsistency with other provisions, the provision contained in Chapter XXI shall prevail (overriding effect). It shall be appropriate to reproduce paras 21.01, 21.02, 21.03, 21.04, 21.05, 21.06, 21.07, 21.08 of Chapter 21 which is as under :-
"21.01. The provisions of this Chapter are supplementary to the provisions contained elsewhere in the Manual. Only in the case of inconsistency with other provisions, the provisions of this Chapter shall prevail.
21.02. Before the commencement of the Code of Criminal Procedure, 1973 (hereinafter referred to as the new Code), Public Prosecutors were appointed under section 40 of the Code of Criminal Procedure, 1998 (Act V of 1898) (hereinafter referred to as the Code). Under Section 492 of the old Code, the Central Government or the State Government could appoint generally or any case or for any specified classes of cases, in any local area, one or more officers to be called Public Prosecutors. Such Public Prosecutors were appointed for conducting cases in the High Court, Courts of Session and those of Magistrates. Under the new Code the appointment of Public Prosecutors and Assistant Public Prosecutors has been provided for under sections 24 and 25. Public Prosecutor appointed under section 24 are authorized to appear in the High Court and in a Court of Session while Assistant Public Prosecutor appointed under section 25 are authorised to appear only in a Court of Magistrate.
Any reference in the Manual to the District Government Counsel (Criminal), the Assistant District Government Counsel (Criminal) and the Panel Lawyers shall be construed as reference to Public Prosecutor, Additional Public Prosecutor Grade-1, Additional Public Prosecutor Grade-II, and Additional Public Prosecutor Grade-III respectively. This change of designation does not affect the basic nature of their professional engagement which is terminable on either side without notice and without assigning any reason.
21.03. The appointments of Public Prosecutors and Additional and Special Public Prosecutors for the High Court and for the districts shall be made by the Judicial Department in accordance with section 24 of the new Code.
21.04. For every vacancy in the office of Public Prosecutor or Additional Public Prosecutor in a district, District Magistrate shall prepare a Panel of names of persons in consultation with the Sessions Judge of the Sessions Division. A Panel of five persons against each such vacancy shall be prepared. The District Magistrate while forwarding the Panel of names to the Legal Remembrancer shall subject the biodata of the persons included in the panel and also send a copy of the opinion of the Sessions Judge, in respect of each such person. he shall also submit his report about the character integrity and capability of every person included in the panel giving details of the work handled by him during the course of the preceding two years. It should also be stated if the persons included in the panel were income tax payers or not and if so, the amount of gross income from the profession on which they were assessed.
21.05. A person shall only be eligible to be included in such panel if he has been in practice as an Advocate or Pleader for not less than seven years.
21.06. The State Government shall appoint a Public Prosecutor or an Additional Public Prosecutor only out of the names appearing in the panel.
21.07. The appointment of Public Prosecutor or Additional Public Prosecutor shall be made for a period of three years but the State Government may terminate such appointment at any time without notice and without assigning any reasons. The State Government may extend the period of appointment from time to time and such extension of term shall not be treated as a new appointment.
21.08. The District Magistrate shall after consultation with the Sessions Judge submit a confidential report in respect of the Public Prosecutor and Additional Pubic Prosecutors giving details about the percentage of success of cases conducted by them and the general reputation which they enjoy. Where the percentage of success is low, the reasons given by the Public Prosecutor or Additional Public Prosecutor for the same should also be commented on. After every three years he shall make a special assessment of each such Public Prosecutor or Additional Public Prosecutor and recommend whether the person concerned should be granted extension for a further term of three years or for a shorter term only.
29. Selection, appointment, removal and reappointment of District Government Counsels of the State of U.P. has been knocking the door of Supreme Court from time to time. One of the dispute which came before Supreme Court for adjudication (before a three Judge Bench) is the case of Johri Mal (supra). While deciding the case of Johri Mal, amendment in the Code of Criminal Procedure(supra) was not in issue but when the attention of the court was invited to the amendment made by the State of U.P., Supreme Court has shown its shock and displeasure of the said amendment. Then the plea taken by the State of U.P. was that the provision contained in L.R. Manual not only fulfil the requirement of consultation with District Judge but also is more elaborate than the original provision contained in Section 24 of the Code of Criminal Procedure. It shall be appropriate to reproduce relevant portion from the case of Johri Mal (supra) :
"85. The age-old tradition on the part of the State in appointing the District Government Counsel on the basis of the recommendations of the District collector in consultation with the District Judge is based on certain principles. Whereas the District Judge is supposed to know the merit, competence and capability of the concerned lawyers for discharging their duties; the District Magistrate is supposed to know their conduct outside the court vis-a-vis the victims of offence, public officers, witnesses etc. The District Magistrate is also supposed to know about the conduct of the Government counsel as also their integrity.
86. We are also pained to see that the State of Uttar Pradesh alone had amended Sub-section (1) of Section 24 and deleted Sub-sections (4), (5) and (6) of Section 24 of the Code of Criminal Procedure. Evidently, the said legislative step had been taken to overcome the decision of this Court in Kumari Shrilekha Vidyarthi (supra). We do not see any rationale in the said action. The learned counsel appearing for the State, when questioned, submitted that such a step had been taken having regard to the fact that exhaustive provisions are laid down in Legal Remembrancer Manual which is a complete code in itself. We see no force in the said submission as a law cannot be substituted by executive instructions which may be subjected to administrative vagaries. The executive instructions can be amended, altered or withdrawn at the whims and caprice of the executive for the party in power. Executive instructions, it is beyond any cavil, do not carry the same status as of a statute.
87. The State should bear in mind the dicta of this Court in Mundrika Prasad Singh (supra) as regard the necessity to consult the District Judge. While making appointments of District Government Counsel, therefore, the State should give primacy to the opinion of the District Judge. Such a course of action would demonstrate fairness and reasonableness of action and, furthermore, to a large extent the action of the State would not be dubbed as politically motivated or otherwise arbitrary. As noticed hereinbefore, there also does not exist any rationale behind deletion of the provision relating to consultation with the High Court in the matter of appointment of the Public prosecutors in the High Court. The said provision being a salutary one, it is expected that the State of U.P. either would suitably amend the same or despite deletion shall consult the High Court with a view to ensure fairness in action.
CONCLUSION:
88. For the aforementioned reasons, we are of the opinion that the impugned judgment cannot be sustained which is set aside accordingly. The appeal is allowed but in the facts and circumstances of the case, there shall be no order as to costs".
30. Virtually, the observation made by Hon'ble Supreme Court in the case of Johri Mal (supra) is based on stand taken by the State Government on the basis of amended L.R. Manual to justify the deletion of Sub Sections (4), (5) and (6) of the Code of Criminal Procedure though the fact was not in issue before the Supreme Court.
The State Government without caring to defence taken by it before the Supreme Court(supra) which seems to be in form of undertaking amended the L.R. Manual by the impugned government Order dated 13.8.2008 circulated by the Principal Secretary, Law, State of U.P.
31. During the course of hearing, we have directed the learned State counsel to furnish the English version of the impugned amendment but we were informed that no English version was prepared or available with the State Government.
32. A plain reading of the impugned Government Order does not reveal the justification, aims and object to amend the L.R. Manual by deleting the provisions with regard to consultation with the District Judge of the district. It also does not borne out from the impugned Government Order or the record how the performance, conduct, ability, knowledge, professional integrity or professional proficiency shall be judged by the District Magistrate while sending the names to the Government or how the Government itself shall judge the lawyers' merit, proficiency, integrity and other qualities while taking a decision to appoint District Government Counsels. The Government Order also does not show as to how the requirement of Chapter XXI of the L.R. Manual shall be fulfilled read with provisions contained in U.P.Z.A.L.R. Act and rules framed thereunder.
While considering the arguments advanced by the learned counsel for the petitioners as well as learned counsel for the State of U.P., it shall be further appropriate to take into account the report of the Law Commission of U.P. submitted to the State Government in December, 2001.
33. In the State of U.P., in pursuance to the recommendation of the Law Commission of India, with regard to appointment of Director of Public Prosecution, and creation of regular cadre of Public Prosecutor, steps have been taken and the Director and Public Prosecutor has been appointed who deals with regular branch of prosecutors. There is a regular Director of Prosecution headed by police officers of the rank of Addl. Director General of Police and is attached to the Home Department of the government. However, it controls the cadre of Asstt. Public Prosecutors who are engaged in the court of magistrate. So far as the court of sessions and High Court are concerned, the appointment of the District Government Counsel and Addl. District government Counsel are appointed in pursuance to the provisions contained in L.R. Manual(supra).
34. The Law Commission of U.P. had shown its deep concern and anguish while submitting its Twelfth Report after considering the judgments of Hon'ble Supreme Court in the case of Srilekha Vidyarthi and two other cases reported in 1993(3) SCC 552 Harpal Singh Chauhan versus State of U.P. and 1994(2) SCC 204 State of U.P. versus U.P. State Law Officers Association. The Law Commission of U.P. is of the view that though appointment on the post of District Government Counsel are contractual in nature but District Govt. Counsels hold public office and possess element of public service which is a question of status and not purely contractual. The whole conception of unfettered discretion is not appropriate to a public authority who possess power solely in order to use it for public good.
35. The Law Commission of U.P. has shown its distress and anguish for the amendment done in section 24 of Criminal Procedure Code whereby Sub Sections (4), (5) and (6) of Section 24 of CrPC was deleted. The Law Commission opined that the amendments are done to appease the legislatures necessitating distribution of favour in the shape of such appointments. Showing its displeasure, the Law Commission refrained to make any recommendation for further amendment in Section 24 and 25 of the CrPC. It shall be appropriate to reproduce relevant portion of the 12th report of the State Law Commission submitted in December, 2001 :
"............Reference may also be made to the series of Ordinances, each called the U.P. Government Litigation (Engagement of Counsel) Ordinance. The Ordinances which were promulgated between 10th January, 1991 and 18th May, 1992 were as follows, each succeeding Ordinance replacing the previous one :U.P. Ordinance No. 2 of 1991
----- do ----- 15 of 1991
----- do ----- 22 of 1991
----- do ----- 35 of 1991
----- do ----- 8 of 1992
----- do ----- 18 of 1992 These Ordinances related to appointment of counsel engaged to represent the State Government or any of its officers in any litigation before the Supreme Court, High Court or any other Court, Civil or Criminal. They all provided that the Government will be engaging counsel on professional basis. The engagement would be purely of trust and confidence and a person engaged will not be deemed to be holder of any civil post or office. The engagement shall ordinarily be for a term not exceeding three years but may be terminated at any time by one month's notice on either side or on payment of an amount equal to the retainer fee for one month. The Government will be free to engage such number of counsel as it may consider necessary. The Ordinance will override any judgment, decree, writ or order of any court or rules, notification or executive instruction passed or made before January 18, 1991. In other words the Legal Remembrancer's Manual was to stand over-ridden, and the effect of the judgment of the Supreme Court in Shrilekha Vidyarthi's case was to be indirectly nullified.
These successive Ordinances had to be issued because none of them could be replaced by an Act of Legislature within the time frame laid down in Article 213 of the Constitution. Ultimately the last of them also lapsed and could never be replaced by an Act due to intervention of the President's rule in December, 1992.
Although these Ordinances were allowed to lapse their object was achieved by U.P. Act No.18 of 1991, the Code of Criminal Procedure (U.P. Amendment) Act, by which section 24 was amended. Under these amendments the requirement, in sub-section (1), of consultation with the High Court for appointment of Government Advocates and Addl. Govt. Advocates in the High Court was dispensed with. Similarly sub sections (4), (5) and (6) were deleted, with the result that neither the District Magistrate nor the Sessions Judge need be involved in the process of selection of District Govt. Counsel (Crl) and Addl. D.G.C.(Cr.). Thus Vidyarthi's case stands effectively nullified, and the ruling in State of U.P. v. U.P. State Law Officers Association (1994)2 SCC 204, supra, should apply to all such appointments as well as, giving legal sanction to the "Spoils System."
According to a newspaper report dated 1. December, 2000 (vide Hindi daily Jagaran dated 2.12.2000) a public interest litigation filed in the High Court before a Bench consisting of Hon'ble Justices Raza and Nigam questions the justification for excessive appointments of State counsel. According to the petitioner the number of State counsel at present attached to the Lucknow Behch of the High Court is as follows :
(a) Criminal Side : 13 Public Prosecutors (b) Civil side : 61 Standing Counsel and 35 Brief Holders.
It is further stated that the Advocate General was not consulted in making these appointments and the appointments were decided upon in a meeting comprising only the Principal Legal Remembrancer and the Chief Standing Counsel. Even sufficient place is not available for seating these State lawyers in the High Court. Nor do they have any adequate staff to assist them. The report further states that according to the counsel for Government it was purely discretionary with the State Government whether to consult the Advocate General in making these appointments or not and that the matter of appointment was wholly in the discretion of the Government and that the writ petition was not maintainable.
We are not concerned here with what the Hon'ble Court decides on this PIL Writ petition. What is noteworthy here is the plethora of lawyers appointed for the Lucknow Bench. The total comes to 109 lawyers for a Bench having only fifteen court rooms.
Every time a new Ministry is formed there is pressures for change of government lawyers. It is not only when the new Ministry belongs to a different political party. Often, even within the same Council of Ministers a change of portfolios leads to change of lawyers or appointment of extra lawyers.
These facts are only illustrative of the increasing politicisation of appointments of public prosecutors and other State counsel. For this state of affairs no single political party can be blamed. Actually, it is the continuing political instability which compels the Ministers to try to appease the maximum number of Legislators, necessitating distribution of favours in the shape of such appointments. (Another area of special interest to legislators is the transfers and postings of of police officers and district magistrates, - which is another cause for the deteriorating law and order situation). It is inevitable in such circumstances that quality and merit will be sacrificed, the Spoils System having full play. This factor also adds to insecurity of tenure.
Such being the ground realities, the situation can be remedied only by Central Legislation as any suggestion at the level of this Commission is bound to be rejected by the State Government. Even if there is no Central legislation then possibly the Supreme Court or the High Court may try to remedy the situation through PIL directives as was done in the case of appointments to the posts of Director, CBI and the Chief Vigilance Commissioner at the Centre. Accordingly this Commission is not making any recommendation in regard to the amendment of sections 24 and 25 and will prefer to leave the matter to the Government of India or to the judiciary for taking steps for suitably streamlining the public prosecutions system."
The then Law Commission Justice K.N. Goel who submitted the report had expressed his deep sorrow and anguish over the State action to exercise unfettered discretion by amending the Act and use of power to appointment the District Government Counsel for extraneous reasons and political end. Justice K.N. Goel, a former Judge of Allahabad High Court, highly respected Judge and is known for his ability, knowledge, legal accumenship while serving the State of U.P. holding different offices and still command respect.
36. The old provision as well as the amended provision as borne out from the impugned Government Order dated 13.8.2008 circulated by the Principal Secretary, Law Shri Syyed Mazhar Abbas Abdi, as he then was (now retired) and which has been given with immediate effect are reproduced as under :
"संख्या-डी ३२०८/सात-न्याय-३-०८-८६/०८ प्रेषक, सैयद मजहर अब्बास आब्दी प्रमुख सचिव न्याय एवं विधि परामर्शी उत्तर प्रदेश शासन ।
सेवा में, समस्त जिलाधिकारी उत्तर प्रदेश ।
न्याय अनुभाग-३ (नियुक्तियां लखनउ दिनांक १३ अगस्त २००८ विषय-& विधि परामर्शी निर्देशिका में संशोधन ।
महोदय, मुझे यह कहने का निदेश हुआ है कि श्री राज्यपाल इस निमित्त पूर्व में जारी समस्त शासनादेशों को अतिकृमित करते हुए विधि परामर्शी निदेशिका के प्रस्तर 7-03] 7-06] 7-08] 7-13] 8-02] 8-03] 8-04] 8-05] 8-06] ,oa 8-07 के स्तम्भ-१ मे अकित वर्तमान izkfo/kkuksa ds Lfkku ij LrEHk&2 esa vafdr izkfo/kku izfrLFkkfir djus dh lg"kZ Lohd`fr iznku djrs gS % स्तम्भ-१ स्तम्भ-२ OrZeku izkfo/kku ,rn}kjk izfrLFkkfir izkfo/kku 7-03 vkosnu i= rFkk ;ksX;rk;sa tc dHkh fdlh ftys es ftyk ljdkjh vfHkoDrk dk in rhu ekg ds Hkhrj fjDr gksus okyk gks ;k dksbZ u;k in l`ftr gqvk gks] lEcfU/kr ftyk vf/kdkjh fof/kK oxZ laLFkk ¼ckj½ ds lnL;ksa dks fjfDr ds ckjs esa lwfpr djsxkA fopkj df;s tkus ds ;ksX; os lnL; gksaxsa] ftUgksaus ftyk ljdkjh vfHkoDrk dh n'kk esa 10 o"kksZa rd fof/k O;olk; fd;k gks] lgk;d ftyk ljdkjh vfHkoDrk dh n'kk esa 7 o"kksZ rd frf/k O;olk; fd;k gks A ftyk vf/kdkjh ,sls lnL;ksa ls vis{kk djsxk] tks fdlh fo'ks"k in ij fu;qfDr gsrq vius uke ij fopkj djkuk pkgrs gksa] fd os vius uke] vkSj ,sls fooj.k nsa] tSls vk;q] fof/kK oxZ laLFkk ¼ckj½ esa fd;s x;s fof/k O;olk; dh vof/k] fgUnh esa izkIr ;ksX;rk;sa] fiNys rhu o"kksZa esa fof/k O;olk; dh vk; ij muds }kjk vnk fd;s x;s vk;dj dh /kujkf'k vkSj ;fn vk;dj u yxk;k x;k gks] rks muds }kjk Hksth x;h vk;dj fooj.kh ;fn dksbZ gks] nks o"kksZa dh dk;Zokgh ds nkSjku muds }kjk fd;s x;s dk;Z dk U;k;ky; }kjk ;Fkkfof/k lR;kfir C;kSjk vkSj ;g lwpuk fd D;k mUgksaus vkijkf/kd flfoy vkSj jktLo lEcU/kh fof/k fof/k dk;Z fd;k gS A ¼2½ lehi ds ftyksa ds ftyk ljdkjh vfHkoDrk vkSj fof/k O;olk;h Hkh ftyk ljdkjh vfHkoDrk ds in ds fy;s vius fyykf/kdkfj;ksa ds ek/;e ls mijksDr fooj.k Hkst ldrs gSa] tks mUgsa ml ftys ds ftyk vf/kdkjh dks viuh ,slh vH;wfDr lfgr] tks os mi;qDr le.sa] Hkst nsaxs] ftlesa fu;qfDr dh tkuh gks A ¼3½ bl izdkj izkIr ukesa ij ftyk vf/kdjh ftyk U;k;k/kh'k ls ijke'kZ djds fopkj djsxk A ftyk vf/kdkjh orZeku ink/kkfj;ksa ¼vfrfjDr] lgk;d ftyk ljdkjh vfHkoDrk½ ;fn dksbZ gks ds nkoksa ij mfpr :i ls fopkj djsxkk] vkSj xksiuh; :i ls ojh;rk ds dze esa izR;sd in ds fy;s rhu fof/k O;olkf;;ksa ds uke fof/k ijke'khZ dks Hkstsxk vkSj blds lkFk gh fo'ks"k :i ls izR;sd vH;FkhZ ds pfj= O;kolkf;d vkpj.k rFkk lR;fu"Bk ds fo"k; esa ftyk U;k;k/kh'k dh jk; Hkh Hkstsxk A ftyk vf/kdkjh fof/k ijke'khZ dks viuh flWQkfj'ksa Hkstrs le; vU; vH;fFkZ;ksa }kjk fn;s x;s fooj.k rFkk vius vkSj ftyk U;k;k/kh'k }kjk dh x;h ,slh Vhdkvksa a dks Hkstsxk] tks og mfpr le>s A flQkfj'kasa djrs le; vH;FkhZ dh ;FkkfLFkfr] flfoy] vkijkf/kd ;k jktLo fof/k dh vkSj fgUnh dh izoh.krk ij fo'ks"k :i ls /;ku fn;k tk;sxk % izfrcU/k ;g gS fd ftyk vf/kdkjh dks lnSo bl ckr dh Lora=rk gksxh fd og fdlh ,sls O;fDr dk uke dh Hkh flQkfj'k djs] tks mi;qDr le>k tk; vkSj ftlus fu;qfDr ds fy;s fopkj fd;s tkus ds fy;s vkSipkfjd :i ls vius fo"k; esa fooj.k u fn;s gksa A ,sls O;fDr ds uke dh flQkfj'k djus ls iwoZ ml OdfDr ls fu;qfDr dh n'kk esa mls Lohdkj djus dh Lohd`fr izkIr dj yh tk;sxh A 7-06¼2½ mi;qZDr vof/k dh lekfIr ij] ftykf/kdkjh ftyk U;k;k/kh'k ls ijke'kZ djds fof/k ijke'khZ dks mlds dk;Z rFkk vkpj.k ds lEcU/k esa ,d fjikVZ vkSj izi= la0&9 esa mlds dk;Z dk fooj.k Hkstsxk A ;fn mldk dk;Z ;k vkpj.k vlarks"ktud ik;k tk;s rks bl fo"k; dh fjikVZ 'kklu ds vkns'kkFkZ dh tk;sxh A ;fn mlds dk;Z rFkk vkpj.k dh fjikVZ larks"ktud gks rks mls izi= la[;k&1 esa vkca/k dk foys[k rhu o"kksZa ls vukf/kd vof/k ds fy, ns fn;k tk;sxkk A mldh izFke fu;qfDr ds le; mls izi= la[;k&2 dh ,d izfr nh tk;sxh vkSj og mls iwjk djsxk vkSj og mls iwjk djsxk vkSj fof/k ijke'hZkZ dks vfHkys[k gsrq ykSVk nsxk A 7-08 & inkof/k dk uohuhdj.k ftyk ljdkjh vfHkoDrk dh inkof/k dh lekfIr ds de ls de 3 ekl iwoZ ftykf/kdkjh ftyk U;k;k/kh'k ls ijke'kZ djds ftyk ljdkjh vfHkoDrk ds fiNys dk;Z vkpj.k vkSj vk; ds fo"k; esa fjiksVZ dks rFk izi= la09 esa mlds }kjk fd;s x;s dk;Z ds fooj.k dks fof/k ijke'khZ dks viuh bl jk; ds lkFk Hkstsxk fd D;k ,sls vfHkoDrk dh fu;qfDr dks Ck ¼2½ ;fn ftyk ljdkjh vfHkoDrk dh inkof/k dks c ¼3½ ftyk ljdkjh vfHkoDrk dh inkof/k ds uohuhdj.k ds fy;s viuh flQkfj'k Hkstrs le; & ¼1½& ftyk U;k;k/kh'k ,d odhy dh {kerk ds fofHkUu igyqvksa dks /;ku esa j[kdj U;kf;d n`f"V ls vfHkoDrk ds dk;Z] tks fd jkT; ds ekeyksa dks mlds le{k lapkyu djrs le; n`f"Vxkspj gks] ds xq.kkoxq.k dk mYys[k djsxk] vkSj fo'ks"k :i ls mlds O;kolkf;d vkpj.k dk 2½& ftyk vf/kdkjh ftyk ljdkjh vfHkoDrk dh mi;qDrrk ds fo"k; esa fjikVZ iz'kkldh; n`f"Vdks.k ls nsxk vkSj mlesa tu lk/kj. Esa gksus okyh mldh [;kfr mlds vkpj.k] lR;fu"Brk rFk O;kolkf;d vkpj.k dk mYys[k fd;k tk;sxk A ¼4½ ;fn fof/k ijke'khZ ftyk vf/kdkjh vkSj ftyk U;k;/kh'k }kjk ljdkjh vfHkoDrk ds vPNs dk;Z ifjJe vkSj lR;fu"Bk ds lEcU/k esa fn;s x;s izek.k i= vkSj bl flQkfj'k ls lger gksa fd ljdkjh vfHkoDrk dh inkof/k dk uohuhdj.k fd;k tk;s rks og mldh inkof/k ,d ckj esa 3 o"kZ ls vukf/kd vof/k rd c ¼5½ ;fn fdlh ekeys esa fof/k ijke'khZ vkSj ljdkjh vfHkoDrk dh inkof/k ds uohuhdj.k fd;s tkus ds lEcU/k esa ftyk vf/kdkjh }kjk dh x;h flQkfj'kksa ls lger u gksa rks og ekeys dks 'kklu ds vkns'kkFkZ izLrqr djsxkA ;fn 'kklu fdlh ljdkjh vfHkoDrk dks iqu% fu;qDr u djus dk fu.kZ; ys] rks fof/k ijke'khZ ftyk vf/kdkjh ls iSjk&7-03 esa nh gq;h jhfr ds vuqlkj ubZ flQkfj'k Hkstus dk vuqjks/k djsxkA ¼6½ ftyk ljdkjh vfHkoDrk dh vuqorhZ fu;qfDr ds izR;sd uohuhdj.k dh vof/k dh lekfIr ij bl iSjk esa fofgr izfdz;k dk ikyu fd;k tk;sxk A 7-13 vf/ko"kZrk dk vk;q ljdkjh vfHkoDrk dh vf/ko"kZrk vk;q 60 o"kZ gksxh ,oa mldh inkof/k dk uohuhdj.k 62 o"kZ rd djus ij vPNs LokLF; rFkk yxkrkj vPNs dk;Z dk izek.k i= eq[; fpfdRlkf/kdkjh ,oa ftykf/kdkjh ls izkIr gksus ij 'kklu }kjk fd;k tk ldsxk A 8-02 ukfed odhyksa ds fy, vkosnu i=&¼1½ ftykf/kdkjh ,ls fof/k O;olk; djus okys odhyksa esa ,d lwpuk ifjpkfyr djk,xk] ftUgksusa U;k;ky; esa de ls de ikWp o"kZ rd fof/k O;olk; fd;k gks] vkSj muls ukfedk esa lfEefyr fd;s tkus ds fopkjkFkZ viuh lgefr vkSj viuh ;ksX;rk vkSj fof/k O;olk; lEcU/kh fooj.k Hksts tkus dh vis{kk djsxkA blds ckn og ,sls odhyksa ds uke ds lEcU/k esa] ftUgksusa vius ukeksa ds fopkjkFkZ lgefr O;Dr dh gks] ftyk U;k;/kh'k ls ijke'kZ djsxk vkSj ftyk U;k;/kh'k dh flQkfj'kksa ds lkFk fof/k ijke'khZ dks mu odhyksa ds uke Hkstsxk] ftudh og ojh;rk ds dze esa fu;qfDr fd;s tkus dh flQkfj'k djsA og flQkfj'k fd;s x;s O;fDr;ksa ds pfj=] O;olkf;d vkpj.k] lR;fu"Bk vksj mi;qDrrk ds lEcU/k esa fo'ks"kdj viuh vH;qfDr esa mYys[k djsxkA ¼2½ ftykf/kdkjh vU; lHkh vkosnu i=ksa dks Hkh fof/k ijke'khZ dks Hkstsxk vkSj muds lkFk og mi iSjk ¼1½ esa vfHkfn"V fo"k;ksa ds lEcU/k esa viuh ;k ftyk] U;k;/kh'k dh ,slh vfHk;qfDr;kWa Hkh Hkstsxk] ftUgsa os nsuk pkgsaA ¼3½ lkekU;r;k ,sls vH;FkhZ ds uke dh ukfedk esa fu;qfDr ds fy, flQkfj'k u dh tk;sxh tks uksVjh ;k 'kkldh; vnkrk tSls inksa ds lkeku dksbZ in 'kklu ds v/khu /kkj.k djrk gks] ij ;fn fdlh fo'ks"k dkj.k ls ,sls vH;FkhZ dh flQkfj'k dh gh tk;] rks ftykf/kdkjh fo'ks"k :i ls bl rF; dh 'kklu dks lwpuk nsxk vkSj ,slh flQkfj'k fd;s tkus ds dkj.k Hkh nsxkA ,ssls ekeys esa vH;FkhZ ls opu ysa fy;k tk;sxk fd ukfedk esa mldh fu;qfDr fd;s tkus ds iwoZ mls vius }kjk /kkj.k fd;s gq, in ls R;kxi= nsuk gksxk 8-03 Je ukfedk odhy& ;fn QSDvjht ,DV ;k vU; Jfed fof/k ds v/khu ekeyksa ds lapkyu ds fy, fu;qfDr dh tkuh gks] rks ftykf/kdkjh ftyk U;k;k/kh'k ds LFkku ij LFkkuh; lgk;d Jek;qDr] ;fn dksbZ gks] vkSj Je U;k;ky; vkS|ksfxd@U;k;kf/kdj.k ds ihBklhu vf/kdkfj;ksa ls] ;fn dksbZ gks] ijke'kZ djsxkA lHkh vU; fo"k;ksa ds lEcU/k esa bl v/;k; esa mfYyf[kr izfdz;k dk ikyu fd;k tk;sxkA 8-04 ftykf/kdkjh rFkk ftyk U;k;k/kh'k dh flQkfj'ks ¼1½ fof/k ijke'khZ ;k mlds foHkkx ds ,sls vU; vf/kdkjh }kjk] ftls fof/k ijke'khZ us ;g dk;Z lkSik gks] ftykf/kdkjh vkSj ftyk U;k;k/kh'k vkfn dh flQkfj'kkss ds ijh{k.k ds i'pkr viuh Lo;a dh flQkfj'k lfgr dkxt i=ksa dks fyf[kr vkns'kkFkZ izLrqr djsxkA ¼2½ fof/k ijke'khZ ;k vU; vf/kdkjh ftykf/kdkjh ;k ftyk U;k;k/kh'k ls ;k fdlh vU; lzkrs ls lHkh vH;kfFkZ;ksa ;k muesa ls fdlh vH;FkhZ ds fo"k; esa ,ssls vfrfjDr fooj.k ekWx ldrk gS] tks vko';d le>s tk;A 8-05 fu;qfDr dh vof/k& ¼1½ iSjk 8-04 ds v/khu fu;qDr izR;sd fof/k O;olk;h dks 'kklu }kjk izkjEHk esa ,d ls vukf/kd o"kZ dh vof/k ds fy, fu;qDr fd;k tk;sxkA ¼2½ mlds ckn ukfedk odhy dh inkof/k ,d le; esa rhu o"kksZ ls vuf/kd vof/k ;k vof/k;ks ds fy, c 8-06 uohdj.k dh izfdz;k& ¼1½ ftykf/kdkjh }kjk le; le; ij ukfedk odhy dh inkof/k fuEufyf[kr dh lgefr ls c ¼d½ ukfedk odhy ¼flfoy½ rFkk ukfedk odhy ¼vkijkf/kd½ ds ekeyks esa ftyk U;k;k/kh'k dh] rFkk ¼[k½ 'kklu dks dksbZ funs'k fd;s fcuk ukfedk odhy ¼Je½ dh n'kk esa lEHkkxh; lgk;d Jek;qDr dh tcfd og lEcfU/kr odhy ds pfj= O;olkf;d vkpj.k rFkk lR;fu"Bk ls lUrq"V gksA ftykf/kdkjh ,sls uohdj.k dh fjiksZV rqjUr fof/k ijke'khZ dks djsxkA ¼2½ ;fn ftykf/kdkjh fdlh ukfedk odhy ds inkof/k ds uohdj.k ds fo"k; esa ;FkkfLFkfr] ftyk U;k;k/kh'k ;k lEHkkxh; lgk;d Jek;qDr ds er ls vlger gksa rks og ;FkkfLFkfr ftyk U;k;k/kh'k vFkok lEHkkxh; Jek;qDr dh jk; vkSj ukfedk odhy ds dk;Z ds fooj.k lfgr viuh fjiksZV fof/k ijke'khZ dks vkns'kkFkZ HkstsxkA ,slh fjiksZV ukfedk odhy dh inkof/k dh lekfIr ds de ls de ,d ekl iwoZ Hksth tk;sxhA ¼3½ jkT; ljdkj }kjk fdlh Hkh le; fdlh ukfedk odhy dk uke ukfedk ls gVk;k tk ldrk gS Li"Vhdj.k&;fn ftykf/kdkjh }kjk fdlh ukfedk odhy dh inkof/k iSjk&8-06 ¼2½ ds v/khu u c 8-07 fuoZru vk;q& fdlh Hkh fof/k O;olk;h dh ukfedk odhy ds :i esa fu;qfDr ml le; ugh dh tk;sxh] tcfd mldh vk;q 62 o"kksZ ls vf/kd dh gks vkSj u gh ukfedk ds i'pkr ml le; rd c 7-03 vkosnu i= rFkk ;ksX;rk;sa tc dHkh fdlh ftys es ftyk ljdkjh vfHkoDrk dk in rhu ekg ds Hkhrj fjDr gksus okyk gks ;k dksbZ u;k in l`ftr gqvk gks] lEcfU/kr ftyk vf/kdkjh fof/kK oxZ laLFkk ¼ckj½ ds lnL;ksa dks fjfDr ds ckjs esa lwfpr djsxkA fopkj fd;ss tkus ds ;ksX; os lnL; gksaxsa] ftUgksaus ftyk ljdkjh vfHkoDrk dh n'kk esa 10 o"kksZa rd fof/k O;olk; fd;k gks] lgk;d ftyk ljdkjh vfHkoDrk dh n'kk esa 7 o"kksZa rd vkSj v/khuLFk ftyk ljdkjh vfHkoDrk dh n'kk esa 5 o"kksZa rd fof/k /k O;olk; fd;k gks A ftyk vf/kdkjh ,sls lnL;ksa ls vis{kk djsxk] tks fdlh fo'ks"k in ij fu;qfDr gsrq vius uke ij fopkj djkuk pkgrs gksa] fd os vius uke] vkSj ,sls fooj.k nsa] tSls vk;q] fof/kK oxZ laLFkk ¼ckj½ esa fd;s x;s fof/k O;olk; dh vof/k] fgUnh esa izkIr ;ksX;rk;sa] fiNys rhu o"kksZa esa fof/k O;olk; dh vk; ij muds }kjk vnk fd;s x;s vk;dj dh /kujkf'k vkSj ;fn vk;dj u yxk;k x;k gks] rks muds }kjk Hksth x;h vk;dj fooj.kh ;fn dksbZ gks] nks o"kksZa dh dk;Zokgh ds nkSjku muds }kjk fd;s x;s dk;Z dk U;k;ky; }kjk ;Fkkfof/k lR;kfir C;kSjk vkSj ;g lwpuk fd D;k mUgksaus vkijkf/kd flfoy vkSj jktLo lEcU/kh fof/k dk;Z fd;k gS A ¼2½ lehi ds ftyksa ds ftyk ljdkjh vfHkoDrk vkSj fof/k O;olk;h Hkh ftyk ljdkjh vfHkoDrk ds in ds fy;s vius ftykf/kdkfj;ksa ds ek/;e ls mijksDr fooj.k Hkst ldrs gSa] tks mUgsa ml ftys ds ftyk vf/kdkjh dks viuh ,slh vH;wfDr lfgr] tks os mi;qDr le>ssa] Hkst nsaxs] ftlesa fu;qfDr dh tkuh gks A ¼3½ bl izdkj izkIr ukesa ij ftyk vf/kdkjh fopkj djsxk A ftyk vf/kdkjh orZeku ink/kkfj;ksa ¼vfrfjDr] lgk;d ftyk ljdkjh vfHkoDrk½ ;fn dksbZ gks ds nkoksa ij mfpr :i ls fopkj djsxkk] vkSj xksiuh; :i ls ojh;rk ds dze esa izR;sd in ds fy;s rhu fof/k O;olkf;;ksa ds uke fof/k ijke'khZ dks Hkstsxk vkSj blds lkFk gh fo'ks"k :i ls izR;sd vH;FkhZ ds pfj= O;kolkf;d vkpj.k mldh mi;qDrrk] xq.kkoxq.k rFkk lR;fu"Bk ds fo"k; esa viuh jk; ds lkFk flWQkfjl fof/k ijke'khZ dks Hkstsxk A ftyk vf/kdkjh fof/k ijke'khZ dks viuh flWQkfj'ksa Hkstrs le; vU; vH;fFkZ;ksa }kjk fn;s x;s fooj.k rFkk viuh Vhdkvksa dks Hkstsxk] tks og mfpr le>s A flQkfj'sak djrs le; vH;FkhZ dh ;FkkfLFkfr] flfoy] vkijkf/kd ;k jktLo fof/k dh vkSj fgUnh dh izoh.krk ij fo'ks"k :i ls /;ku fn;k tk;sxk A izfrcU/k ;g gS fd 'kklu dks lnSo bl ckr dh Lora=rk gksxh fd og LoLrj ls dk;Zfgr esa ,sls O;fDr dh ftls og mi;qDr le>s mruh la[;k esa ftruh og vko';d le>s] fu;qfDr djus ds fy, fopkj djsa A ,sls O;fDr dh fu;qfDr ls iwoZ mldh Lohd`fr izkIr dj yh tk;sxh A 7-06¼2½ mi;qZDr vof/k dh lekfIr ij] ftykf/kdkjh fof/k ijke'khZ dks mlds dk;Z rFkk vkpj.k ds lEcU/k esa ,d fjiksVZ vkSj izi= la0&9 esa mlds dk;Z dk fooj.k Hkstsxk A ;fn mldk dk;Z ;k vkpj.k vlarks"ktud ik;k tk;s rks bl fo"k; dh fjikVZ 'kklu ds vkns'kkFkZ dh tk;sxh A ;fn mlds dk;Z rFkk vkpj.k dh fjikVZ larks"ktud gks rks mls izi= la[;k&1 esa vkca/k dk foys[k rhu o"kksZa ls vukf/kd vof/k ds fy, ns fn;k tk;sxkk A mldh izFke fu;qfDr ds le; mls izi= la[;k&2 dh ,d izfr nh tk;sxh vkSj og mls iwjk djsxk vkSj fof/k ijke'hZkZ dks vfHkys[k gsrq ykSVk nsxk A 7-08 & inkof/k dk uohuhdj.k ftyk ljdkjh vfHkoDrk dh inkof/k dh lekfIr ds de ls de 3 ekl iwoZ ftykf/kdkjh ftyk ljdkjh vfHkoDrk ds fiNys dk;Z] vkpj.k vkSj vk; ds fo"k; esa fjiksVZ dks rFkk izi= la0 9 esa mlds }kjk fd;s x;s dk;Z ds fooj.k dks fof/k ijke'khZ dks viuh bl jk; ds lkFk Hkstsxk fd D;k ,sls vfHkoDrk dh fu;qfDr dks Ck 2½ ;fn ftyk ljdkjh vfHkoDrk dh inkof/k dks c ¼3½ ftyk ljdkjh vfHkoDrk dh inkof/k ds uohuhdj.k ds fy;s viuh flQkfj'k Hkstrs le; ftyk vf/kdkjh] ftyk ljdkjh vfHkoDrk dh mi;qDrrk ds fo"k; esa fjikVZ iz'kkldh; n`f"Vdks.k ls nsxk vkSj mlesa tu lk/kkj.k esa gksus okyh mldh [;kfr mlds vkpj.k] lR;fu"Brk rFkk O;kolkf;d vkpj.k dk mYys[k djsxk A ¼4½ ;fn fof/k ijke'khZ] ftyk vf/kdkjh }kjk ljdkjh vfHkoDrk ds vPNs dk;Z ifjJe vkSj lR;fu"Bk ds lEcU/k esa fn;s x;s izek.k i= vkSj bl flQkfj'k ls lger gksa fd ljdkjh vfHkoDrk dh inkof/k dk uohuhdj.k fd;k tk;s rks og ml dh inkof/k ,d ckj esa 3 o"kZ ls vukf/kd vof/k rd c 5½ ;fn fdlh ekeys esa fof/k ijke'khZ vkSj ljdkjh vfHkoDrk dh inkof/k ds uohuhdj.k fd;s tkus ds lEcU/k esa ftyk vf/kdkjh }kjk dh x;h flQkfj'kksa ls lger u gksa rks og ekeys dks 'kklu ds vkns'kkFkZ izLrqr djsxkA ;fn 'kklu fdlh ljdkjh vfHkoDrk dks iqu% fu;qDr u djus dk fu.kZ; ys] rks fof/k ijke'khZ ftyk vf/kdkjh ls iSjk&7-03 esa nh gq;h jhfr ds vuqlkj ubZ flQkfj'k Hkstus dk vuqjks/k djsxkA ¼6½ ftyk ljdkjh vfHkoDrk dh vuqorhZ fu;qfDr ds izR;sd uohuhdj.k dh vof/k dh lekfIr ij bl iSjk esa fofgr izfdz;k dk ikyu fd;k tk;sxk A 7-13 vf/ko"kZrk dk vk;q ljdkjh vfHkoDrk dh vf/ko"kZrk vk;q 60 o"kZ gksxh A 8-02 ukfed odhyksa ds fy, vkosnu i=&¼1½ ftykf/kdkjh ,ls fof/k O;olk; djus okys odhyksa esa ,d lwpuk ifjpkfyr djk,xk] ftUgksusa U;k;ky; esa de ls de ikWp o"kZ rd fof/k O;olk; fd;k gks] vkSj muls ukfedk esa lfEefyr fd;s tkus ds fopkjkFkZ viuh lgefr vkSj viuh ;ksX;rk vkSj fof/k O;olk; lEcU/kh fooj.k Hksts tkus dh vis{kk djsxkA blds ckn og ,sls odhyksa ds uke ds lEcU/k esa] ftUgksusa vius ukeksa ds fopkjkFkZ lgefr O;Dr dh gks] fof/k ijke'khZ dks mu odhyksa ds uke Hkstsxk] ftudh og ojh;rk ds dze esa fu;qfDr fd;s tkus dh flQkfj'k djsA og flQkfj'k fd;s x;s O;fDr;ksa ds pfj=] O;olkf;d vkpj.k] lR;fu"Bk vksj mi;qDrrk ds lEcU/k esa fo'ks"kdj viuh vH;qfDr esa mYys[k djsxkA ¼2½ ftykf/kkdkjh vU; lHkh vkosnu i=ksa dks Hkh fof/k ijke'khZ dks Hkstsxk vkSj muds lkFk og mi iSjk ¼1½ esa vfHkfn"V fo"k;ksa ds lEcU/k esa viuh ,slh vfHk;qfDr;kWa Hkh Hkstsxk] ftUgsa og nsuk pkgsaA ¼3½ lkekU;r;k ,sls vH;FkhZ ds uke dh ukfedk esa fu;qfDr ds fy, flQkfj'k u dh tk;sxh tks uksVjh ;k 'kkldh; vnkrk tSls inksa ds lkeku dksbZ in 'kklu ds v/khu /kkj.k djrk gks] ij ;fn fdlh fo'ks"k dkj.k ls ,sls vH;FkhZ dh flQkfj'k dh gh tk;] rks ftykf/kdkjh fo'ks"k :i ls bl rF; dh 'kklu dks lwpuk nsxk vkSj ,slh flQkfj'k fd;s tkus ds dkj.k Hkh nsxkA ,ssls ekeys esa vH;FkhZ ls opu ysa fy;k tk;sxk fd ukfedk esa mldh fu;qfDr fd;s tkus ds iwoZ mls vius }kjk /kkj.k fd;s gq, in ls R;kxi= nsuk gksxk 8-03 Je ukfedk odhy& ;fn QSDvjht ,DV ;k vU; Jfed fof/k ds v/khu ekeyksa ds lapkyu ds fy, fu;qfDr dh tkuh gks] rks ftykf/kdkjh bl v/;k; esa mfYyf[kr izfdz;k dk ikyu fd;k djsxkA 8-04 ftykf/kdkjh rFkk ftyk U;k;k/kh'k dh flQkfj'ks ¼1½ fof/k ijke'khZ ;k mlds foHkkx ds ,sls vU; vf/kdkjh }kjk] ftls fof/k ijke'khZ us ;g dk;Z lkSik gks] ftykf/kdkjh dh flQkfj'kkss ds ijh{k.k ds i'pkr viuh Lo;a dh flQkfj'k lfgr dkxt i=ksa dks fyf[kr vkns'kkFkZ izLrqr djsxkA ¼2½ fof/k ijke'khZ ;k vU; vf/kdkjh ftykf/kdkjh ;k ftyk U;k;k/kh'k ls ;k fdlh vU; lzksr ls lHkh vH;kfFkZ;ksa ;k muesa ls fdlh vH;FkhZ ds fo"k; esa ,ssls vfrfjDr fooj.k ekWx ldrk gS] tks vko';d le>s tk;A 8-05 fu;qfDr dh vof/k& ¼1½ iSjk 8-04 ds v/khu fu;qDr izR;sd fof/k O;olk;h dks 'kklu }kjk izkjEHk esa ,d ls vukf/kd o"kZ dh vof/k ds fy, fu;qDr fd;k tk;sxkA zizfrca/k ;g gS fd 'kklu dks lnSo bl ckr dh Lora=rk gksxh fd og LoLrj ls dk;Zfgr esa ,sls O;fDr dh ftls og mi;qDr le>s mruh la[;k esa ftruh og vko';d le>s] fu;qfDr djus ds fy, fopkj djsa a ,sls O;fDr dh fu;qfDr ls iwoZ mldh Lohd`fr izkIr dj yh tk;sxhA ¼2½ mlds ckn ukfedk odhy dh inkof/k ,d le; esa rhu o"kksZ ls vuf/kd vof/k ;k vof/k;ks ds fy, c 8-06 uohdj.k dh izfdz;k& ¼1½ ftykf/kdkjh }kjk le;≤ ij ukfedk odhy dh inkof/k Lofoosd ls c ftykf/kdkjh ,sls uohdj.k dh fjiksZV rqjUr fof/k ijke'khZ dks djsxkA ¼2½ ;fn ftykf/kdkjh fdlh ukfedk odhy ¼Je½ ds inkof/k ds uohdj.k ds fo"k; esa lEHkkxh; lgk;d Jek;qDr ds er ls vlger gksa rks og lEHkkxh; lgk;d Jek;qDr dh jk; vkSj ukfedk odhy ds dk;Z ds fooj.k lfgr viuh fjiksZV fof/k ijke'khZ dks vkns'kkFkZ HkstsxkA ,slh fjiksZV ukfedk odhy ¼Je½ dh inkof/k dh lekfIr ds de ls de ,d ekl iwoZ Hksth tk;sxhA ¼3½ jkT; ljdkj }kjk fdlh Hkh le; fdlh ukfedk odhy dk uke ukfedk ls gVk;k tk ldrk gS Li"Vhdj.k&;fn ftykf/kdkjh }kjk fdlh ukfedk odhy dh inkof/k iSjk&8-06 ¼2½ ds v/khu u c 8-07 fuoZru vk;q& ukfedk odhy dh vf/ko"kZrk vk;q 60 o"kZ gksxhA (I) MAINTAINABILITY OF THE WRIT PETITION
37. Mr. Raghvendra Kumar Singh, learned Senior Counsel as well as Mr. H.P. Srivastava, learned Addl. Chief Standing Counsel who appeared on behalf of the State have stated that the impugned order being purely of administrative nature is not amenable to judicial review and it is the privilege of the State Government to make appointment of a person who, according to the State Government, is found to be suitable for the post of District Government Counsel. The argument advanced by the learned counsel appearing on behalf of the State of U.P with regard to maintainability of the writ petition requires consideration.
38. Now, it is trite in law that difference between administrative and quasi-judicial power of the State has almost obliterated. In a welfare State, the government does not possess unfettered power while discharging its constitutional obligations. Every action of the State Government is subject to judicial review to check the abuse of power or arbitrary exercise of power. Even if there is no statutory provision, of course, under the well defined principle of judicial restraint, the courts should loth to interfere with a matter where public interest is not involved.
A Constitution Bench of Hon'ble Supreme Court, in a case reported in AIR 1970 SC 150 A.K. Kraipak and others versus Union of India and others, while considering the dividing line between the administrative power and quasi-jucidial power has observed as under :
"The dividing line between an administrative power and a quasi-judicial power is quite thin and is being gradually obliterated. For determining whether a power is an administrative power or a quasi-judicial power one has to look to the nature of the power conferred, the person or persons on whom it is conferred, the framework of the law conferring that power, the consequences ensuing from the exercise of that power and the manner in which that power is expected to be exercised. Under our Constitution the rule of law pervades over the entire field of administration. Every organ of the State under our Constitution is regulated and controlled by the rule of law. In a welfare State like ours it is inevitable that the jurisdiction of the administrative bodies is increasing at a rapid rate. The concept of rule of law would lose its vitality if the instrumentalities of the State are not charged with the duty of discharging their functions in a fair and just manner. The requirement of acting judicially in essence is nothing but a requirement to act justly and fairly and not arbitrarily or capriciously. The procedures which are considered inherent in the exercise of a judicial power are merely those which facilitate if not ensure a just and fair decision. In recent years the concept of quasi-judicial power has been undergoing a radical change. What was considered as an administrative power some years back is now being considered as a quasi-judicial power. The following observations of Lord Parker C.J. in Regina v. Criminal Injuries Compensation Board, Ex. Parte Lain are instructive.
......... We have as it seems to me reached the position when the ambit of certiorari can be said to cover every case in which a body of persons of a public as opposed to a purely private or domestic character has to determine matters affecting subjects provided always that it has a duty to act judicially. Looked at in this way the board in my judgment comes fairly and squarely, within the jurisdiction of this Court. It is as Mr. Bridge said, 'a servant of the Crown charged by the Crown, by executive instruction, with the duty of distributing the bounty of the Crown.' It is clearly, therefore, performing public duties."
39. The power of judicial review has been considered by a Division Bench of this Court, of which one of us (Hon'ble Devi Prasad Singh, J) was a member, in a case reported in 2010 (28) LCD 1248, Dhirendra Kumar Rai Vs. State of U.P and it has been held that where the State does something which is per se illegal, arbitrary or for extraneous reasons or consideration or for political end, in a democratic polity, the higher judiciary has got ample power to interfere with the decision so taken.
40. In the cases reported in 1958 SC 86 State of U.P. Versus Mohd. Nooh, AIR 1964 SC 72 Pratap Singh versus State of Punjab, 1989(1) SCC 189 Fashih Chaudhary versus D.G. Doordarshan, (1999)6 SCC 464 M.I. Builders Private Limited versus Radhey Shyam, their Lordships of Hon'ble Supreme Court held that if the action of the authority is in excess of the authority conferred by statute or it is without jurisdiction or there is abuse or misuse of power or the decision is unlawful or to outcome, no reasonable authority could have come, the Court may interfere with such action. It has been further held that mere fact that there is denial of allegation of mala fide or oblique motive or of its having taken into consideration improper or irrelevant matter, it does not preclude the Court from enquiring into the truth of allegations levelled against the authority and granting appropriate relief to the aggrieved party.
41. In 1991(1) SCC 212 Km. Srilekha Vidyarthi and others versus State of U.P. and others where the controversy was with regard to termination of service of government counsels of the State of U.P., by a stoke of pen, Hon'ble Supreme Court held as under :
"17. We are, therefore, unable to accept the argument of the learned Additional Advocate-General that the appointment of District Government Counsel by the State Government is only a professional engagement like that between a private client and his lawyer, or that it is purely contractual with no public element attaching to it, which may be terminated at any time at the sweet will of the Government excluding judicial review. We have already indicated the presence of public element attached to the 'office' or 'post' of District Government Counsel of every category covered by the impugned circular. This is sufficient to attract Article 14 of the Constitution and bring the question of validity of the impugned circular within the scope of judicial review.
18. The scope of judicial review permissible in the present case, does not require any elaborate consideration since even the minimum permitted scope of judicial review on the ground of arbitrariness or unreasonableness or irrationality, once Article 14 is attracted, is sufficient to invalidate the impugned circular as indicated later. We need not, therefore, deal at length with the scope of judicial review permissible in such cases since several nuances of that ticklish question do not arise for consideration in the present case.
19. Even otherwise and sans the public element so obvious in these appointments, the appointment and its concomitants viewed as purely contractual matters after the appointment is made, also attract Article 14 and exclude arbitrariness permitting judicial review of the impugned State action. This aspect is dealt with hereafter.
28. Even assuming that it is necessary to import the concept of presence of some public element in a State action to attract Article 14 and permit judicial review, we have no hesitation in saying that the ultimate impact of all actions of the State or a public body being undoubtedly on public interest, the requisite public element for this purpose is present also in contractual matters. We, therefore, find it difficult and unrealistic to exclude the State actions in contractual matters, after the contract has been made, from the purview of judicial review to test its validity on the anvil of Article 14.
29. It can no longer be doubted at this point of time that Article 14 of the Constitution of India applies also to matters of governmental policy and if the policy or any action of the Government, even in contractual matters, fails to satisfy the test of reasonableness, it would be unconstitutional. (See Ramana Dayaram Shetty v. The International Airport Authority of India (1979)IILLJ217SC and Kasturi Lal Lakshmi Reddy v. State of Jammu and Kashmir : [1980]3SCR1338 . In Col. A.S. Sangwan v. Union of India : AIR1981SC1545 , while the discretion to change the policy in exercise of the executive power, when not trammelled by the statute or rule, was held to be wide, it was emphasised as imperative and implicit in Article 14 of the Constitution that a change in policy must be made fairly and should not give the impression that it was so done arbitrarily or by any ulterior criteria. The wide sweep of Article 14 and the requirement of every State action qualifying for its validity on this touch-stone, irrespective of the field of activity of the State, has long been settled. Later decisions of this Court have reinforced the foundation of this tenet and it would be sufficient to refer only to two recent decisions of this Court for this purpose."
A Constitution Bench of Hon'ble Supreme Court in a case reported in 1994 SCC (Cri)899 Kartar Singh versus State of Punjab, held that whenever a citizen approaches the court that the State machinery is abusing power and action is in violation of constitutional guarantee, then it is obligatory to higher judiciary to interfere under the process of judicial review. Relevant portion from the judgment of Kartar Singh (supra) is reproduced as under :
" The jurisdiction possessed by it before coming into force of the Constitution was preserved by Article 225 and by Articles 226 and 227 an extraordinary jurisdiction was conferred on it to ensure that the subordinate authorities act not only in accordance with law but they also function within the framework of law. That jurisdiction of the High Court has not been taken away and in fact could not be taken away by legislation. In England even in absence of Constitution whenever an attempt was made by Parliament to provide that the order was final and no writ of certiorari would lie the High Court always struck down the provision. Since the High Court under the Constitution is a forum for enforcement of fundamental right of a citizen it cannot be denied the power to entertain a petition by a citizen claiming that the State machinery was abusing its power and was acting in violation of the constitutional guarantee. Rather it has a constitutional duty and responsibility to ensure that the State machinery was acting fairly and not on extraneous considerations. In State of Maharashtra v. Abdul Hamid Haji Mohammed"' this Court after examining the principle laid down in State of Haryana v. Bhajan Lal159 and Paras Ram v. State of Haryanal63 held that the High Court has jurisdiction to entertain a petition under Article 226 in extreme cases. What are such extreme cases cannot be put in a strait-jacket."
42. In a case reported in 2005(5) SCC 181 State of NCT of Delhi and another versus Sanjeev alias Bittoo, their Lordships of Supreme Court held that illegality in decision making process coupled with irrationality and perversity makes out a case for interference under the process of judicial review. In case an administrative or judicial power is exercised on non-consideration or non-application of mind to relevant factors, such exercise shall be vitiated. To quote relevant portion :
"If the power has been exercised on a non-consideration or non-application of mind to relevant factors, the exercise of power will be regarded as manifestly erroneous. If a power (whether legislative or administrative) is exercised on the basis of facts which do not exist and which are patently erroneous, such exercise of power will stand vitiated."
43. In Centre for Public Interest Litigation and another v. Union of India reported in 2005 (8) SCC 202, the Hon'ble Supreme Court reiterated the settled proposition of law that every administrative action should be reasonable and fair. Hon'ble Supreme Court further held that the procedure adopted by the Administrative body should not be only fair but also seems to be just, fair and proper.
44. Hon'ble Supreme Court in a case reported in AIR 1966 SC 81, Dwarka Nath Vs. Income Tax Officer and another while pronouncing the scope of article 226 of constitution of India held as under:-
"para 4. We shall first take the preliminary objection, for if we maintain it, no other question will arise for consideration. Article 226 of the constitution reads:
"........every High Court shall have power throughout the territories in relation to which it exercises jurisdiction, to issue to any person or authority, including in appropriate cases any Government, within those territories directions, orders or writs, including writs in the nature of habeas corpus, mandamus, prohibition, quo warranto and certiorari, or nay of them, for the enforcement of any of the rights conferred by Part III and for any other purpose."
This article is couched in comprehensive phraseology land it ex facie confers a wide power on the High Courts to reach injustice wherever it is found. The Constitution designedly used a wide language in describing the nature of the power, the purpose for which and the person or authority against whom it can be exercised. It can issue writs in the nature of prerogative writs as understood in England: but the scope of those writs also is widened by the use of the expression "nature" for the said expression does not equate the writs that can be issued in India with those in England, but only draws an analogy from them. That apart, High Courts can also issue directions, orders or writs other the prerogative writs. It enables the High courts to mould the reliefs to meet the peculiar and complicated requirements of this country. Any attempt to equate the scope of th empower of the high court under Art. 226 of the constitution with that of the English courts to issued prerogative writs is to introduce the unnecessary procedural restrictions grown over the years in a comparatively small country like England with a unitary form of government to a vast country like India functioning under a federal structure. Such a construction defeats th purpose of the article itself. To say this I snot to say that the High Courts can function arbitrarily under this Article. Some limitations are implicit in the article and others may be evolved to direct the article through defined channels. This interpretation has been accepted by this court in T.C.Basappa Vs. Nagappa, 1955-1 SCR 250 (AIR 1954 SC 440) and Irani Vs. State of Madras 1962-(2) SCR 169; (AIR 1961 SC 1731)."
45. In the famous Minerva Mills Ltd. Vs. Union of India case reported in AIR 1980 (2) SCC 1789, the Apex Court held that the High Court can substitute its own finding in case an action is found to be wrong. The controversy was relating to Government right to exercise power under Article 352 of the Constitution of India but the Supreme Court had given emphasis to exercise power to preserve the constitutional rights of the people of country. For convenience relevant portion from Minerva Mill case (supra) is reproduced as under:-
"Para 79 Three Articles of our Constitution, and only three stand between the heaven of freedom into which Tagore wanted his country to awake and the abyss of unrestrained power. They are Article 14, 19 and 21. Article 31 C has removed two sides of that golden triangle which affords to the people of this Country an assurance that the promise held forth, by the Preamble will be performed by ushering an egalitarian era through the discipline of fundamental rights, that is, without emasculation of the rights to liberty and equality which alone can help preserve the dignity of the individual."
46. In a case reported in 1965 SC 1150, Devilal Vs. Sales Tax Officer, Hon'ble Supreme Court held that an application under Article 226 of Constitution of India can not be refused on mere ground that application is not in proper form. The relevant portion from the Apex Court judgment is reproduced as under:-
"There can be no doubt that the fundamental rights guaranteed to the citizens are a significant feature of our Constitution and the High Courts under Article 226 are bound to protect these fundamental rights. There can also be no doubt that if a case is made out for the exercise of its jurisdiction under Article 226 in support of a citizen's fundamental rights, the High court will not hesitate to exercise that jurisdiction."
47.While interpreting the word, "any other purpose" , used in Article 226 of the Constitution of India, Hon'ble Supreme Court in a case reported in AIR 1981 SC 344, Fertiliser Corporation Kamagar Union (Regd.) Sindri and others Vs. Union of India and others held that the difference in the phraseology of two Arts. i.e. 226 and 32 is that whereas the right guaranteed by Art. 32 can be exercised for the enforcement of fundamental rights only, the right conferred by Art. 226 can be exercised not only for the enforcement of fundamental rights but for any other purpose.
48.In a case reported in (2007)218 ELT 647 SC Union of India versus Vicco Laboratories. Hon'ble Supreme Court reiterated the settled proposition of law that where a show cause notice is issued either without jurisdiction or in an abuse process of law, certainly in that case, the writ court would not hesitate to interfere even at the stage of issuance of show cause notice.
49.Since almost six decades, Wednesbury's principle (Associated Provincial Picture Houses Limited v. Wednesbury Corp [1948]1 K.B. 223) has been followed.
50.The doctrine of proportionality originated from Prussian administrative law spread all over the world. Moshe Cohen-Eliya and Iddo Porat, Dean and Professor of Law at the Academic Center of Law and Business School of Law wrote an article under title, "Proportionality and Culture of Justification" published in the American Journal of Comparative Law (page 463) and considered the origin and effect of proportionality. To quote :
"The spread of proportionality has been well documented, and is an undisputed fact. The principle of proportionality, which originated in Prussian administrative law, was incorporated in German constitutional law after World War II, and later was adopted by the European Court of Human Rights. This helped spreading the doctrine throughout continental Europe (including Eastern Europe), as well as to the United Kingdom. Today, it forms part of constitutional legal analysis in many non-European countries, including Canada, Israel, South Africa, Australia, New Zealand, Brazil, India, and South Korea. The U.S. Supreme Court is almost the sole exception to this phenomenon, although recently there have been some attempts to introduce a form of this doctrine into U.S. Constitutional law as well."
(Vol. 59 Number 2 Spring 2011, American Journal of Comparative Law) Learned author further took note of the fact that the higher judiciary almost in any democratic country of the world has linked the proportionality with justification. The culture of justification requires that the governments should provide substantive justification for all their actions, in terms of rationality and reasonableness which has been accepted by Hon'ble Supreme Court of India in catena of cases. The author further noted that in Germany, there is further gradual shift from an emphasis on the less open-ended and more formalistic subtests of rationality and necessity to the more open-ended third subtest of proportionality, i.e., balancing. After considering the law evolved by different countries of the world, the author observed :
"When Judges weigh the conflicting rights and interests, they measure not only the extent of harm to each value but also make (at least implicit) judgments regarding the relative importance of each of the conflicting values."
While defending the culture of justification to evaluate State action, learned author observed :
"By emphasizing the need to justify every decision in term of its reasonableness or correctness, it expresses optimism with regard to the human and judicial capability to distinguish right from wrong. The judiciary in particular is regarded as an institution that has the tools to impose rationality and reasonableness on other authorities, since it is relatively immune from populism and therefore is more attuned to principled and analytical reasoning."
However, the Indian Supreme Court has gone a step forward to check abuse of process of law by the State and its authorities emphasizing for full bloom judgment.
51. However, there appears to be further advancement in the matter of judicial review throughout the world to keep pace with time (whimsical and arbitrary use of power by legislature and bureaucrat). The corrupt practices, involvement of extraneous reasons and considerations in the administration had incited the higher judiciary all over the world to evolve new principle of law to secure public interest in democratic polity.
In Judicial Review by De Smith, learned author while criticising the Wednesbury's formulation observed :
"Apart from its vagueness, the Wednesbury formulation has been challenged in recent years for the reason that it depicts "unreasonableness" as particularly extreme behaviour, such as acting in bad faith, or a decision which is "perverse", or "absurd"- implying that the decision-maker has "taken leave of his senses". In the GCHQ case, in the famous passage where he formulated the "grounds" of judicial review, Lord Diplock preferred to use the term "irrational", which he described as applying to "a decision which is so outrageous in its defiance of logic or accepted moral standards that no sensible person who had applied his mind to the question to be decided could have arrived at it". This definition is at least candid in its acknowledgement that courts can employ both logic and accepted moral standards as criteria by which to assess official decisions, but it does not assist in elucidating any more specific categories of legally unacceptable substantive decisions. In addition, as has been pointed out, the term irrationality has the drawback that it casts doubt on the mental capacity of the decision-maker, whereas many decisions which fall foul of this ground of review have been coldly rational."
Learned author (supra) has considered various grounds for interference through judicial review which includes statutory reasonableness, unreasonable process, violation of common law or constitutional principles, oppressive decisions, inadequate evidence, mistake of fact, mixed question of law and facts, decisions unsupported by substantial evidence, irrational decision etc.
52. While considering oppressive decisions, in De Smith's Judicial Review, learned author observed that the official decisions may be held unreasonable when they are unduly oppressive. To reproduce relevant portion "
"official decisions may be held unreasonable when they are unduly oppressive because they subject the complainant to an excessive hardship or an unnecessarily onerous infringement of his rights or interests. As we shall see, the principle of proportionality directs itself to the evaluation of the permitted degree of infringement of rights or interests. However, whether or not proportionality is expressly applied, this aspect of substantive review is well known to English law. As Laws L.J. has said :
"Clearly a public body may choose to deploy powers it enjoys under statute in so draconian a fashion that the hardship suffered by affected individuals in consequence will justify the court in condemning the exercise as irrational and perverse."
The focus of attention in these cases will be principally the impact of the decision upon the affected person. The outcome or end-product of the decision-making process will thus be assessed, rather than the way the decision was reached (although the factors taken into account in reaching the decision may also be- or may be assumed to be-incorrectly weighed). Since the claim is essentially abuse of power, in the sense of excessive use of power, each case must be considered in the context of the nature of the decision, the function of the particular power and the nature of the interests or rights affected."
53. Hon'ble Supreme Court in some of the recent cases has departed from Wednesbury principle and held that the court while proceeding with judicial review may consider later development of law and pass appropriate order to do complete justice between the parties vide 2008(9)SCC 677 Nikhil Merchant versus CBI.
54. In a recent case, reported in (2009)9 SCC 610 Babubhai Jamnadas Patel versus State of Gujarat and others, their Lordships of Hon'ble Supreme Court held that appropriate direction may be issued to do complete justice between the parties. It shall be appropriate to reproduce relevant portion :
"46. The courts, and in particular the High Courts and the Supreme Court, are the sentinels of justice and have been vested with extraordinary powers of judicial review and supervision to ensure that the rights of the citizens are duly protected. The courts have to maintain a constant vigil against the inaction of the authorities in discharging their duties and obligations in the interest of the citizens for whom they exist. This Court, as also the High Courts, have had to issue appropriate writs and directions from time to time to ensure that the authorities performed at least such duties as they were required to perform under the various statutes and orders passed by the administration."
55. In one another judgment, reported in (2006)3 SCC 173 Commissioner of Police and others versus Syed Hussain, their Lordships of Hon'ble Supreme Court have held that while exercising power of judicial review, the Court may not merely follow the Wednesbury principle but now adjudication involves a full blown merit judgment. To reproduce para 12 of the judgment :
"Thus, even assuming that a time has come where this Court can develop "administrative law" by following the recent decisions of the House of Lords, we are of the opinion it is not one of such cases where the doctrine of proportionality should be invoked. In 'Ex p Daly' (supra) it was held that the depth of judicial review and the deference due to the administrative discretion vary with the subject matter. It was further stated : (All ER p.447, para 32) "It may well be, however, that the law can never be satisfied in any administrative field merely by a finding that the decision under review is not capricious or absurd."
As for example in Huang and Ors. v. Secretary of State for the Home Department , referring to R. v. Secretary of State of the Home Department, ex. P. Dale , it was held that in certain cases, the adjudicator may require to conduct a judicial exercise which is not merely more intrusive than Wednesbury, but involves a full-blown merits judgment, which is yet more than Ex p. Daly requires on a judicial review where the Court has to decide a proportionality issue."
56. In State of U.P. Versus Sheo Shanker Lal Srivastava and others (2006)3 SCC 276, again Hon'ble Supreme Court has held that the judicial review may require "full blown merit judgment". The principle involved in Syed Hussain has been reiterated.
57. In another case, reported in (2008)2 SCC 161 Jitendra Kumar and others versus State of Haryana and another, Wednesbury doctrine has been considered and Hon'ble supreme Court held that now it is on terminal decline. Their Lordships of Hon'ble Supreme Court held that the doctrine of unreasonableness is giving way to the doctrine of proportionality (para 63).
58. In a case reported in (2010)10 SCC 388 Sushila Chemicals Private Limited and another vs. Bharat Coking Coal Limited and others with regard to interference in contractual matter, Hon'ble Supreme Court has reiterated the principle that when a contract is between the government and the private citizen, then the court has right to see whether the State action is arbitrary or unreasonable and hence there may be interference under the process of judicial review. To reproduce relevant portion :
"It is settled by a series of decisions of this Court starting from Kumari Shrilekha Vidyarthi v. State of U.P. that even in the domain of contractual matters, the High Court can entertain a writ petition on the ground of violation of Article 14 of the Constitution when the impugned act of the State or its instrumentality is arbitrary, unfair or unreasonable or in breach of obligations under public law."
59. In a case reported in (2008)2 SCC 672 Delhi Development Authority and another versus Joint Action Committee, Allottee of SFS Flats and others, where the the matter cropped up with regard to imposition of extra charges not contemplated in the original offer and defence was taken with regard to impermissibility of the judicial review being contractual matter, Hon'ble Supreme Court held that where a contract emanates from a statute or is otherwise governed by the provision thereof, the superior court can exercise the power of judicial review. With regard to policy decision, their Lordships held that it shall not be beyond the pale of judicial review. To reproduce relevant portion :
"64. An executive order termed as a policy decision is not beyond the pale of judicial review. Whereas the superior courts may not interfere with the natty grittiest of the policy, or substitute one by the other but it will not be correct to contend that the court shall like its judicial hands off, when a plea is raised that the impugned decision is a policy decision. Interference therewith on the part of the superior court would not be without jurisdiction as it is subject to judicial review.
65. Broadly, a policy decision is subject to judicial review on the following grounds:
(a) if it is unconstitutional;
(b) if it is de'hors the provisions of the Act and the Regulations;
(c) if the delegatee has acted beyond its power of delegation;
(d) if the executive policy is contrary to the statutory or a larger policy."
60. In a case reported in (2010)6 SCC 303 Shimnit Utsch India Private Limited and another versus West Bengal Transport Infrastructure Development Corporation Limited and others, , a Bench of three Hon'ble Judges of Hon'ble Supreme Court after considering a catena of earlier judgments of Supreme Court held that a change in policy may be tested by judicial review in case it violate the test of reasonableness under Wednesbury's principle and also change in the policy is otherwise arbitrary, irrational and perverse. Their Lordships held that the government must have a reasonable play in its joints as a necessary concomitant for an administrative body in a administrative sphere. The court would interfere with the administrative policy decision in case it is arbitrary, discriminatory, mala fide or actuated by bias ( paras 34 to 48). Interference with the policy decision as well as ministerial matter under the principle of rationality, justness, fairness, reasonableness has been reiterated by Hon'ble Supreme Court in the case reported in (2011)1 SCC 640 Bajaj Hindustan Limited versus Sir Shadi Lal Enterprises Limited and another.
61. In (2011)5 SCC 29 Akhil Bhartiya Upbhokta Congress versus State of Madhya Pradesh and others, Hon'ble Supreme Court has reiterated the principle flowing from Srilekha Vidyarthi (supra) with regard to interference in policy decisions or administrative matter. Their Lordships have relied upon the case reported in (1995)5 SCC 482 LIC versus Consumer Education and Research Centre which is reproduced as under :
". Similarly, in L.I.C. of India v. Consumer Education & Research Centre : (1995) 5 SCC 482, the Court negatived the argument that exercise of executive power of the State was immune from judicial review and observed: (SCC pp. 498 & 500 paras 23, 27 & 28) "23. Every action of the public authority or the person acting in public interest or its acts give rise to public element, should be guided by public interest. It is the exercise of the public power or action hedged with public element becomes open to challenge. If it is shown that the exercise of the power is arbitrary, unjust and unfair it should be no answer for the State, its instrumentality, public authority or person whose acts have the insignia of public element to say that their actions are in the field of private law and they are free to prescribe any conditions or limitations in their actions as private citizens, similicitor, do in the field of private law. Its actions must be based on some rational and relevant principles. It must not be guided by traditional or irrelevant considerations.
* * * *
26. This Court has rejected the contention of an instrumentality or the State that its action is in the private law field and would be immune from satisfying the tests laid under Article 14. The dichotomy between public law and private law rights and remedies, though may not be obliterated by any straight jacket formula, it would depend upon the factual matrix. The adjudication of the dispute arising out of a contract would, therefore, depend upon facts and circumstances in a given case. The distinction between public law remedy and private law filed cannot be demarcated with precision. Each case will be examined on its facts and circumstances to find out the nature of the activity, scope and nature of the controversy. The distinction between public law and private law remedy has now become too thin and practicably obliterated.
27. In the sphere of contractual relations the State, its instrumentality, public authorities or those whose acts bear insignia of public element, action to public duty or obligation are enjoined to act in a manner i.e. fair, just and equitable, after taking objectively all the relevant options into consideration and in a manner that is reasonable, relevant and germane to effectuate the purpose for public good and in general public interest and it must not take any irrelevant or irrational factors into consideration or arbitrary in its decision. Duty to act fairly is part of fair procedure envisaged under Articles 14 and 21. Every activity of the public authority or those under public duty or obligation must be informed by reason and guided by the public interest."
62. In (2011)6 SCC 125 Humanity and another versus State of West Bengal and others again, Hon'ble Supreme Court ruled that the government cannot act in a manner to benefit a private party as it would be contrary to the public interest. The court has ample power under the process of judicial review to interfere with the State action in case it is arbitrary, capricious and against public interest.
63. In (2011)7 SCC 493 ITC Limited versus State of U.P. And others, their Lordships of Hon'ble Supreme Court held that where any authority makes regulations and issues policy and procedures, they are entitled to be followed and complied with. They cannot be ignored or avoided unless superseded or amended. As far as the law is in force, they are required to be obeyed by the authority.
64. In a recent judgment and order dated 11.4.2011 passed in Civil Appeal No.10660 of 2010 Center for PIL and others versus Union of India and others, Hon'ble Supreme Court reiterated the court's power of judicial review and held that the appointment of Special Public Prosecutor should be with utmost fairness and objectivity and in appropriate case, in case the government does not proceed in a just and fair manner, the court may interfere keeping in view the broader principle to maintain the fairness in the appointment of prosecuting counsel. Hon'ble Supreme Court directed to appoint a senior advocate as counsel in a pending matter. Their Lordships held that in democratic polity, no one may claim prerogative. To quote relevant portion :
"We are of the view that the expression "prerogative" cannot be used in the context of a statutory provision. Under our Constitutional and statutory framework, there is nothing known as prerogative. In this connection, we may usefully recall what was said by the eminent jurist N.A. Palkhivala in his treatise "Our Constitution : Defaced and Defiled" (Macmillan : December 1974). The relevant portion reads as follows :
"Our Constitution recognizes not prerogative whatsoever; it recognizes merely rights, duties and discretions. The difference between "prerogative: and "discretion" is clear. A person who has a prerogative can act arbitrarily or irrationally and yet his decision must be treated as legal and valid. On the other hand, if a person has the discretion, and not the prerogative, to make a decision, the discretion can only be exercised fairly and reasonably; otherwise his act is void on the ground that there was no valid exercise of discretion in the eyes of law." (page 103) We are in respectful agreement with this view."
65. Mr. R.K. Singh, learned Senior Counsel representing the State of U.P has relied upon the cases reported in (2011)5 SCC 341 State of Uttar Pradesh and others versus Rakesh Kuar Keshari and another, (1976)1 SCC 671 Jasbhai Motibhai Desai versus Roshan Kumar, Haji Bashir Ahmed and others, [2009(27) LCD 1373] Dharam Raj versus State of U.P and others, (1993)4 SCC 357 Union of India and others versus S.L. Abbas and submits that the writ petitions are not maintainable.
66. In the case of Rakesh Kumar Keshari (supra), Hon'ble Supreme Court (decided by two Hon'ble Judges) had ruled that the appointment of Public Prosecutor or District Government Counsel is of professional in nature and no status is conferred on the incumbent. The District Government Counsels have no legally enforceable right as such and the action of the State in not renewing the tenure can be subjected to judicial scrutiny inter alia on the ground that the same was arbitrary. Their Lordships held that it is not open for the respondents to file writ petition under Article 226 of the Constitution to compel the State to utilise their services as advocates irrespective of choice of the State. However, in the same case, Hon'ble Supreme Court held that the State action shall be subject to judicial review on the ground of arbitrariness and on "Wednesbury unreasonableness". Their Lordships observed, to quote :
"34..........................Article 14, however, in a given case, may be attracted to a limited extent if the State fails to discharge its public duty or acts in defiance, deviation and departure of the principles of law."
67. In the present case, case set up by the respondents is founded on the allegation with regard to arbitrary exercise of power by the State Government. Hence, hit by Art. 14 of the Constitution of India.
68. In Jasbhai Motibhai Desai (supra), a Constitution Bench of Hon'ble Supreme Court ruled that though in view of Dwarkanath versus I.T.O., Kanpur AIR 1966 SC 81, Art. 226 has been couched in a comprehensive phraseology to reach injustice wherever it is found but the discretionary jurisdiction conferred under Art. 226 of the Constitution should be exercised with well recognised rules of practice. Their Lordships held that only aggrieved person may approach for judicial review of the State action. However, their Lordships further held that the expression "aggrieved person" denoes an elastic, and to an extent, an elusive concept. It cannot be confined within the bounds of a rigid, exact and comprehensive definition. At best, its features can be described in a broad tentative manner. Their Lordships observed; to quote :
"13.................Its scope and meaning depends on diverse, variable factors such as the content and intent of the stature of which contravention is alleged, the specific circumstances of the case, the nature and extent of the petitioner's interest, and the nature and extent of the prejudice or injury suffered by him."
69. In the same case, Hon'ble Supreme Court ruled that a person shall be aggrieved in case the decision is materially adverse to him.
Even if the petitioners' case is considered under the aforesaid principle, the writ petitions seems to be maintainable since they have alleged that they have been deprived of their office in violation of the provisions contained in even unamended L.R. Manual and the impugned Government Order is against the aims and object of Section 24 read with Section 25-A of Code of Criminal Procedure.
70. The case of Dharam Raj (supra) passed by a Division Bench of this Court had defined the words, "aggrieved party" relying upon the case of Jasbhai Motibhai Desia(supra) and does not seem to be applicable under the facts and circumstances of the present case.
71. The case of S.L. Abbas relates to the Government Order regulating the transfer of government employees whereby their Lordships held that it is directory in nature and transfer being an incident of service cannot be questioned on account of violation of the Government Order. The case of S.L. Abbas(supra) does not seem to be applicable under the facts and circumstances of the present case.
Accordingly, the cases relied upon by the learned counsel for the State do not seem to to be taken a different view than what has been discussed hereinabove.
72. It is a common ground in all the bunch of writ petitions that the impugned Government Order suffers from vice of arbitrariness, irrational, unreasonableness and in violation of undertaking given before Hon'ble Supreme Court in the case of Johri Mal (supra). It is further stated that the policy decision taken by the State Government to amend relevant provision of the L.R. Manual by the impugned order is an incident of arbitrary exercise of power for extraneous consideration and reasons and is not in public interest and hit by Art. 14 of the Constitution of India. Hence, the objection raised by Shri H.P. Srivastava, learned Addl. Chief Standing Counsel with regard to maintainability of the writ petitions is overruled. It is open under power of judicial review to this Court to test the impugned Government Order at the touch stone of Art. 14 of the Constitution of India.
73. In some of the writ petitions, the plea has been taken that while making appointment even in pursuance to amended provision contained in amended L.R. Manual, the procedure prescribed therein has not been followed for extraneous reasons which shall be dealt with at appropriate place. Accordingly, the writ petitions may not be thrown out only on the ground that the impugned Government Order is merely executive instructions issued in pursuance to policy decision taken by the State Government, more so when it emanates from the statutory provision contained in Section 24 of the Cr.P.C.
(II) ROLE OF PUBLIC PROSECUTOR
74. Under Sections 24 and 25 of the Code of Criminal Procedure, two categories of Public Prosecutors exist in the State of U.P. - the first in the regular cadre called Prosecuting Officer or Asstt. Prosecuting Officer governed by rules framed under Art. 309 of the Constitution. This branch discharge its obligation in the different subordinate magisterial courts under the supervision of the Director of Prosecution.
The second wing is District Government Counsel appointed for a specified period in pursuance to L.R. Manual which is the compilation of Government Orders issued from time to time regulating the service conditions of the Government Counsels working in the Sessions Court and High Court. The role of Public Prosecutor is not only to defend the State Government but also the private citizens in general. In criminal matters, though they appear on behalf of the State Government but they defend the complainant of the criminal case to prosecute the accused.
75. Whenever the petitions are filed or cases are instituted against the government or the High Court, it is they who defend the State Government or the judiciary to assist the administration of justice. Thus, it is misdemeanour to say that the State Government counsels represent the State only. They possess substantial place in administration of justice and as and when required, it is they who represent all three wings of the government, i.e. Legislature, bureaucracy and judiciary independently or collectively. Devaluation in the appointment of District Government Counsels adversely affect the cause of Legislature, judiciary as well as bureaucracy depending upon the facts and circumstances of the case.
76. In 1969(2) SCR 422 Mahadev versus Shanti Bhai and others, Hon'ble Supreme Court observed as under :
"10. If by "office" is meant the right and duty to exercise an employment or a position to which certain duties are attached as observed by this Court, it is difficult to see why the engagement of the appellant in this case under the letter of February 6, 1962 would not amount to the appellant's holding an office. By the said letter he accepted certain obligations and was required to discharge certain duties. He was not free to take a brief against the Railway Administration. Whether or not the Railway Administration thought it proper to entrust any particular case or litigation pending in the court to him, it was his duty to watch all cases coming up for hearing against the Railway Administration and to give timely intimation of the same to the office of the Chief Commercial Superintendent. Even if no instructions regarding any particular case were given to him, he was expected to appear in court and obtain an adjournment. In effect this cast a duty on him to appear in court and obtain an adjournment so as to protect the interests of the Railway. The duty or obligation was a continuing one so long as the railway did not think it proper to remove his name from the panel of Railway lawyers or so long as he did not intimate to the Railway Administration that he desired to be free from his obligation to render service to the Railway. In the absence of the above he was bound by the terms of the engagement to watch the interests of the Railway Administration, give them timely intimation of cases in which they were involved and on his own initiative apply for an adjournment in proceedings in which the Railway had made no arrangement for representation. It is true that he would get a sum of money only if he appeared but the possibility that the Railway might not engage him is a matter of no moment. An office of profit really means an office in respect of which a profit may accrue. It is not necessary that it should be possible to predicate of a holder of an office of profit that he was bound to get a certain amount of profit irrespective of the duties discharged by him."
77. In (1979)4 SCC 710 Mundrika Prasad Singh versus State of Bihar, their Lordships of Hon'ble Supreme Court have noted the importance of Public Prosecutor. Their Lordships held that the government pleader is more than an advocate for litigant. He holds a public office. It is in the interest of State to engage competent lawyers without hunting for political parsons regardless of capabilities. To quote relevant portion :
"14. It is heartening to notice that the Bihar Government appoints these lawyers after consultation with the District Judge. It is in the best interest of the State that it should engage competent lawyers without hunting for political partisans regardless of capability. Public offices and Government Pleadership is one shall not succumb to Tammany Hall or subtler spoils system, if purity in public office is a desideratum. After all, the State is expected to fight and win its cases and sheer patronage is misuse of power. One effective method of achieving this object is to act on the advice of the District Judge regarding the choice of Government pleaders. When there were several thousand cases in the Patna courts and hundreds of cases before a plurality of tribunals, it was but right that Government did not sacrifice the speedy conduct of cases by not appointing a number of pleaders on its behalf, for the sake of the lucrative practice of a single government Pleader. It is inconceivable how he would have discharged his duties to the court and to his client if this crowd of land acquisition cases were posted in several courts more or less at the same time. Adjournment to suit advocates' convenience becomes a bane when it is used only for augmentation of counsel's income, resisting democratisation and distributial justice within the profession. These principles make poor appeal to those who count, which is a pity.
15. Coming to the larger submission of counsel for the petitioner, we do recognise its importance in our era of infiltration of politicking even in forbidden areas. A Government pleader is more than an advocate for a litigant. He holds a public office. We recall with approval the observations a Division Bench of the Madras High Court made in Ramachandran v. Alagiri Swami : AIR1961Mad450 and regard the view there, expressed about a Government Pleader's office, as broadly correct even in the Bihar setup.
...the duties of the Government Pleader, Madras are duties of a public nature. Besides, as already explained the public are genuinely concerned with the manner in , Which a Government Pleader discharges his duties because, if he handles his cases badly, they have ultimately to foot the bill. The Rajasthan case does not take into account all the aspects of the matter.
(36) The learned Advocate General argued that the Government Pleader, Madras is only an agent of the Government, that his duties are only to the Government who are his principles and that he owes no duty to the public at all and that for that reason he would not be the holder of a Public Office.
(37) It is difficult to accept this view. The contention of the learned Advocate General may have been less untenable if the duties of the Government Pleader were merely to conduct in courts cases to which Government are a party. But, as the rules stand, he has a number of other duties to discharge. Besides, even if his only duty is the conduct of cases in which Government have been impleaded, still as explained more than once before the public are interested in the manner in which he discharges his duties.
(90) I am clearly of opinion that having regard to the fact that the Government Pleader of this Court is employed by the State on remuneration paid from the public exchequer and having regard to the various functions and duties to be performed by him in the due exercise of that office, most of which are of an independent and responsible character, the office must be held to be a public office within the scope of a quo warranto proceeding.
I consider that the most useful test to be applied to determine the question is that laid down by Erle, J. in . The three; criteria are, source of the office, the tenure and the duties. I have applied that test and I am of opinion that the conclusion that the office is a public office is irresistible.
16.In this view, ordering about a Government Pleader is obnoxious but nothing savouring of such conduct is made out although we must enter a caveat that Governments under our Constitution shall not play with Law Offices on political or other impertinent considerations as it may affect the legality of the action and subvert the rule of law itself. After all, a Government Pleader and, in a sense, every member of the legal profession, has a higher dedication to the people.
78. In the case of Kumari Srilekha Vidyarthi (supra), Hon'ble Supreme Court again noted with its anxiety to maintain the purity in the system for appointment of District Government Counsels and reiterated the observation made by Hon'ble Supreme Court in the case of Mudrika Prasad Singh(supra) and one earlier judgment reported in 1969(2) SCR 422 Mahadev versus Shanti Bhai and held that office or post of District Government Counsels has public element. Their Lordships held that there is difference between private contract and contractual appointment by the State Government. Private parties are only concerned with their personal interest whereas the State while exercising its power and discharging its function acts indubitably, as is expected of it, for public good and in public interest. The impact of every State action is also to secure the public interest, to quote :-
"20.Even apart from the premise that the 'office' or 'post' of D.G.Cs. has a public element which alone is sufficient to attract the power of judicial review for testing validity of the impugned circular on the anvil of Article 14, we are also clearly of the view that this power is available even without that element on the premise that after the initial appointment, the matter is purely contractual. Applicability of Article 14 to all executive actions of the State being settled and for the same reason its applicability at the threshold to the making of a contract in exercise of the executive power being beyond dispute, can it be said that the State can thereafter cast off its personality and exercise unbridled power unfettered by the requirements of Article 14 in the sphere of contractual matters and claim to be governed therein only by private law principles applicable to private individuals whose rights flow only from the terms of the contract without anything more? We have no hesitation in saying that the personality of the State, requiring regulation of its conduct in all spheres by requirements of Article 14, does not undergo such a radical change after the making of a contract merely because some contractual rights accrue to the other party in addition. It is not as if the requirements of Article 14 and contractual obligations are alien concepts, which cannot co-exist.
21.............................
22.There is an obvious difference in the contracts between private parties and contracts to which the State is a party. Private parties are concerned only with their personal interest whereas the State while exercising its powers and discharging its functions, acts indubitably, as is expected of it, for public good and in public interest. The impact of every State action is also on public interest. This factor alone is sufficient to import at least the minimal requirements of public law obligations and impress with this character the contracts made by the State or its instrumentality. It is a different matter that the scope of judicial review in respect of disputes falling within the domain of contractual obligations may be more limited and in doubtful cases the parties may be relegated to adjudication of their rights by resort to remedies provided for adjudication of purely contractual disputes. However, to the extent, challenge is made on the ground of violation of Article 14 by alleging that the impugned act is arbitrary, unfair or unreasonable, the fact that the dispute also falls within the domain of contractual obligations would not relieve the State of its obligation to comply with the basic requirements of Article 14. To this extent, the obligation is of a public character invariably in every case irrespective of there being any other right or obligation in addition thereto. An additional contractual obligation cannot divest the claimant of the guarantee under Article 14 of non-arbitrariness at the hands of the State in any of its actions.
79. While holding that the wide sweep of Article 14 undoubtedly takes within its fold the impugned circular issued by the State of U. P. regulating the appointment of District Government Counsels, their Lordships held that the government can exercise power only for public interest and the appointment must be apolitical.
80. In (1994)2 SCC 204 State of U.P. And others versus U.P. State Law Officers Association and others, Hon'ble Supreme Court has reiterated the ratio of Shrilekha Vidyarthi (supra). Their Lordships held that the legal profession is essential service branch. The nature of service rendered by lawyers was private till the government and public body started engaging them to conduct cases on their behalf. Though the government counsel work on full time role of government and public bodies and are describe their own law officer but being a responsible officer of the court and an important adjunct of the administration of justice, the lawyer also owes a duty to the court as well as to the opposite side. He has to be fair to ensure that the justice is done. He demeans himself if he acts merely as a mouthpiece of his client. The principle equally applies when a lawyer engaged by the government or a public body. It shall be obligatory on the part of the State to engage best talent. To quote relevant portion :
"17. The Government or the public body represents public interests,and whoever is in charge of running their affairs, is no more than a trustee or a custodian of the public interests. The protection of the public interests to the maximum extent and in the best possible manner is his primary duty.The public bodies are, therefore, under an obligation to the society to take the best possible steps to safeguard its interests. This obligation imposes on them the duty to engage the most competent servants, agents, advisors, spokesmen and representatives for conducting their affairs. Hence, in the selection of their lawyers, they are duty-bound to make earnest efforts to find the best from among those available at the particular time. This is more so because the claims of and against the public bodies are generally monetarily substantial and socially crucial with far-reaching consequences.
18.The mode of appointment of lawyers for the public bodies, therefore, has to be in conformity with the obligation cast on them to select the most meritorious. An open invitation to the lawyers to compete for the posts is by far the best mode of such selection. But sometimes the best may not compete or a competent candidate may not be available from among the competitors. In such circumstances, the public bodies may resort to other methods such as inviting and appointing the best available, although he may not have applied for the post. Whatever the method adopted, it must be shown that the search for the meritorious was undertaken and the appointments were made only on the basis of the merit and not for any other consideration."
81. A Full Bench of Allahabad High Court in a case reported in ILR (1894-96) 16 All 84 Queen-Empress versus Durga pinpointed the role of Public Prosecutor as under :
"15............It is the duty of a Public Prosecutor to conduct the case for the Crown fairly. His object should be, not to obtain an unrighteous conviction, but, as representing the Crown, to see that justice is vindicated: and, in exercising his discretion as to the witnesses whom he should or should not call, he should bear that in mind. In our opinion, a Public Prosecutor should not refuse to call or put into the witness-box for cross-examination a truthful witness returned in the calendar as a witness for the Crown, merely because the evidence of such witness might in some respects be favourable to the defence. If a Public Prosecutor is of opinion that a witness is a false witness or is likely to give false testimony if put into the witness-box, he is not bound, in our opinion, to call that witness or to tender him for cross-examination."
82. In a case reported in (1999)7 SCC 467 Shiv Kumar versus Hukam Chand and another, Hon'ble Supreme Court while considering the importance of Public Prosecutor held that the State policy must strictly conform to fairness in the trial of an accused in a Sessions Court. The expected attitude of the Public Prosecutor while conducting prosecution must be couched in fairness not only to the Court and to the investigating agencies but to the accused as well. If an accused is entitled to any legitimate benefit during trial the Public Prosecutor should not scuttle/conceal it.
83. Hon'ble Supreme Court in a case reported in (1994)4SCC 602 Hitendra Vishnu Thakur and others versus State of Maharashtra and others again reiterated the importance of Public Prosecutor and held that the Public Prosecutor is not the part of investigating agency but an independent statutory authority. To quote relevant portion :
"23.......................A public prosecutor is an important officer of the State Govt. and is appointed by the State under the CrPC. He is not a part of the investigating agency. He is an independent statutory authority. The public prosecutor is expected to independently apply his mind to the request of the investigating agency before submitting a report to the court for extension of time with a view to enable the investigating agency to complete the investigation. He is not merely a post office or a forwarding agency. A public prosecutor may or may not agree with the reasons given by the investigating officer for seeking extension of time and may find that the investigation had not progressed in the proper manner or that there has been unnecessary, deliberate or avoidable delay in completing the investigation............................."
84. A Division Bench of this Court in a case reported in [2003(21)LCD 682] Mr. Suraj Narain Srivastava versus State of U.P. and others has taken note of the fact that the Public Prosecutors are paid from public exchequer. Hence, public has a vital stake in the administration of justice as well as prosecution branch to safeguard their interest. Relevant portion from the judgment of Mr. Suraj Narain Srivastava (supra) is reproduced as under :
"28. In our view, a perusal of the passages, which we have extracted from the Janata Dal's case, S. P. Gupta's case, and Padma's case (supra) make it manifest that that where an injury is caused to public and there is dereliction of duty by the public authority and where the action of a public authority is not within the four corners; of law it would be open for a citizen to prefer a writ petition under Article 226 of the Constitution of India under the caption of Public Interest Litigation.
It should be remembered that State Counsel are paid from public exchequer wherein money comes through taxes realised from the public. It is because of this, as also because public has a vital stake in the administration of justice that it would be open for a member of public to approach this Court. It should be borne in mind that if persons lacking in the requisite of length prescribed by the L.R. Manual are appointed as State Counsel, the State is likely to loose cases and the casualty would be the administration of justice.
In our view, where an appointee does not fulfil the mandatory requirement of years of practice his appointment becomes arbitrary and violative of Article 14 of the Constitution of India and any person can challenge it through a Public Interest. Litigation under Article 226 of the Constitution of India."
85. Another Division Bench of Allahabad High Court in a case reported in [2003(52) ALR 302] Virendra Pal Singh Rana versus State of U.P and others considered the role of Public Prosecutor and held that it is very unhealthy practice prevailing in the State of U.P to change the Public Prosecutor and terminate their services to appoint new one without caring with regard to quality and honesty of the government counsels who are officers of the court. The courts want highly competent government counsels to assist them in the administration of justice and it is only the District Judges who are aware of the performance of the government counsel. To quote relevant portion :-
"23. It may be mentioned that to be independent and to dispense high quality justice the Judges require highly Competent Government Counsels of integrity and good knowledge of law. These factors can best be known to the District Judge and it is not to well known to the District Magistrate. Of course, if some information/material comes before the District Magistrate he can forward it to the District Judge, but after considering it if the District Judge still is of the opinion that the person should be appointed as Government Counsel or his term renewed then the opinion of the District Judge must ordinarily prevail."
Against the judgment in Virendra Pal Singh Rana's case (supra), a Special Leave Petition (Civil) No.17362 of 2003 has been filed which is pending before Hon'ble Supreme Court.
86. In (2004)4 SCC 158 Zahira Habibulla H. Sheikh and another versus State of Gujarat and others while emphasising for fair trial as pulse beat of Arts. 14 and 21 of the Constitution of India, Hon'ble Supreme Court noted with serious concern the failure of prosecuting agency to assist the court to find out the truth in the State of Gujrat. Hon'ble Supreme Court cautioned the prosecuting agency to be fair, on one hand and on the other hand also cautioned the courts to be careful and not to follow the prosecution agency blindly in the present state of affairs in the country. To reproduce relevant portion from the judgment of Zahira Habibulla H. Sheikh (supra) :
43...............Even if the prosecutor is remiss in some ways, it can control the proceedings effectively so that ultimate objective i.e. truth is arrived at. This becomes more necessary the Court has reasons to believe that the prosecuting agency or the prosecutor is not acting in the requisite manner. The Court cannot afford to be wishfully or pretend to be blissfully ignorant or oblivious to such serious pitfalls or dereliction of duty on the part of the prosecuting agency. The prosecutor who does not act fairly and acts more like a counsel for the defence is a liability to the fair judicial system, and Courts could not also play into the hands of such prosecuting agency showing indifference or adopting an attitude of total aloofness.
44........................................Object of the Section is to enable the court to arrive at the truth irrespective of the fact that the prosecution or the defence has failed to produce some evidence which is necessary for a just and proper disposal of the case. The power is exercised and the evidence is examined neither to help the prosecution nor the defence, if the Court feels that there is necessity to act in terms of Section 311 but only to subserve the cause of justice and public interest. It is done with an object of getting the evidence in aid of a just decision and to upheld the truth."
87. The case of Zahira Habibulla H. Sheikh (supra) is an eye-opener where the prosecuting agency has failed in Gujerat to put the culprit to task by prosecuting them in court fairly and vigorously. The dilution of merit in the appointment of District Government Counsels who mainly deals with criminal trial and also important civil matters shall deprive the courts from able assistance and ultimate sufferer shall be public at large eroding the peoples' faith in administration of justice and being paid from public exchequer. The government does not have got unfettered discretion to make appointment on the post of District Government Counsel ignoring the meritorious members of bar. The post of District Government Counsel emanates from Cr.P.C. And U.P. Z.A.L.R. Act and Code of Civil Procedure. They are statutory in nature. They are paid from public exchequer to secure public interest and not the political interest.
88. It is often said that history repeat itself. Unfettered discretion given to the State Government to appoint counsels at the cost of merit shall be subversive to constitutional goal and is against the constitutional mandate. Those who are honest, fair and meritorious member of bar should be retained and incompetent or dead woods be ousted, should be guiding principle while considering the case of renewal or appointment of Government counsels and not the political affiliation.
(III) APPOINTMENT AND RENEWAL
89. Para 7.03 of the L.R. Manual deals with inviting of applications. It provides that three months before arising of vacancy, the District Magistrate of the district concerned shall inform the members of Bar inviting applications from those who possess professional experience of 10 years for District Government Counsels and 7 years for Assistant Government Counsel and five years for subordinate District . The members of bar shall inform with regard to their age, academic qualification, experience, proficiency in Hindi, Income Tax return of three preceding year and work experience of two preceding years, duly verified by the court and other professional experience. Under Clause 2 of para 7.03 of the L.R. Manual, the members of bar of adjoining district may also apply through their District Magistrate with required information. There appears to be no change in the amended and unamended portion of the L.R. Manual so far as procedure with regard to inviting the applications is concerned.
90. However, in the unamended para 7 Clause 3 of para 7.03 of the L.R. Manual, option was given to the District Magistrate to send the name of any person who he think suitable and who has not given his particulars for consideration. A freedom has been given to the State Government to appoint any person as it deem fit and proper with prior consent of the person concerned on the post of District Government Counsel. The power which was earlier vested with the District Magistrate has been taken over by the State Government to decide the number of person it deems fit and proper to appoint on the post of District Government Counsel but so far as mode of inviting application is concerned, it is the same. The advocates of the same district or adjoining district will have got right to apply through the District Magistrate concerned in response to notice or advertisement for the post.
91. Para 7.06(2) of the L.R. Manual provides that after expiry of period within which the application is invited, the District Magistrate shall send his recommendation to the State Government. With regard to persons who are already holding the office under unamended provision of para 7.06 (2), the District Magistrate shall send his opinion with consultation of District Judge with regard to work and conduct in form 9. Under the amended provision, the District Magistrate (Collector) shall send his opinion with regard to work and conduct of the working Government Counsels but without consulting the District Judge.
92. Renewal has been dealt with in para 7.08 of the L.R. Manual. Under the unamended L.R. Manual, renewal shall be done after receipt of report with regard to work and conduct from the District Magistrate as well as District Judge. Under the amended provision, though the opinion shall be obtained with regard to work and conduct of Government counsels but that will be from the District Magistrate and not the District Judge. The opinion expressed by the District Magistrate under the amended provision must contain reason under Clause 2 of para 7.08 of L.R. Manual. In case the Legal Remembrancer is agreed with the opinion of the District Magistrate with regard to work and conduct and integrity, then under Clause 4 of para 7.08, he shall send recommendation to the government to obtain renewal for the further period of three years. However, clause 4 further provides that the renewal shall not be a matter of right and the government has got right to remove any District Government Counsel. Clause 5 further provides that in case the Legal Remembrancer is not agreed with the opinion of the District Magistrate, then he shall place the matter before the government for appropriate orders and in case the government takes a decision not to renew service of any person, then the Legal Remembrancer shall make a request to the District Magistrate under para 7.03 to send the name of new candidates by following provision given in para 7.03. For convenience, Clauses 4 and 5 of para 7.08 of the amended L.R. Manual by the impugned order is reproduced as under :
¼4½ ;fn fof/k ijke'khZ] ftyk vf/kdkjh }kjk ljdkjh vfHkoDrk ds vPNs dk;Z ifjJe vkSj lR;fu"Bk ds lEcU/k esa fn;s x;s izek.k i= vkSj bl flQkfj'k ls lger gksa fd ljdkjh vfHkoDrk dh inkof/k dk uohuhdj.k fd;k tk;s rks og ml dh inkof/k ,d ckj esa 3 o"kZ ls vukf/kd vof/k rd c 5½ ;fn fdlh ekeys esa fof/k ijke'khZ vkSj ljdkjh vfHkoDrk dh inkof/k ds uohuhdj.k fd;s tkus ds lEcU/k esa ftyk vf/kdkjh }kjk dh x;h flQkfj'kksa ls lger u gksa rks og ekeys dks 'kklu ds vkns'kkFkZ izLrqr djsxkA ;fn 'kklu fdlh ljdkjh vfHkoDrk dks iqu% fu;qDr u djus dk fu.kZ; ys] rks fof/k ijke'khZ ftyk vf/kdkjh ls iSjk&7-03 esa nh gq;h jhfr ds vuqlkj ubZ flQkfj'k Hkstus dk vuqjks/k djsxkA The aforesaid provisions are amended provisions in pursuance to impugned Government Order. Under amended provision, recommendation should have been done by the District Magistrate and District Judge both.
93. From the combined reading of the aforesaid provisions contained in paras 7.03 and 7.08, it is evident that before proceeding to make fresh recruitment in terms of L.R. Manual, it shall be incumbent on the government to consider the cases of serving District Government Counsels for renewal and only in case they are not found fit, new person may be appointed in accordance with the provisions contained in L.R. Manual.
94. According to para 7.07 of L.R. Manual, participation in political activity has been prohibited for District Government Counsels though there is no such bar for the lawyers. Under para 7.09, it has been provided that whenever a District Judge and District Magistrate are transferred to other place or at the end of every year, they have to place on record their opinion with regard to performance of District Government Counsel. The opinion expressed by the District Judge forms a basis of recommendation at the time of renewal.
In the case of Harpal Singh Chauhan(supra), Hon'ble Supreme Court has observed as under :
"7. The stand of the appellants is that, in view of Para 7.06(2), the appointment of any legal practitioner as a District Government Counsel, does not automatically come to an end, rather it indicates an element of continuity and that is why Para 7.06(2) requires the District Officer, at the end of period of one year to submit a report, after consulting the District Judge concerned, in respect of the work and conduct of such District Government Counsel, to the Legal Remembrance, in a form prescribed. If the report in respect of work and conduct is satisfactory, then such District Government Counsel shall be furnished with a deed of engagement, in a form prescribed for a term not exceeding three years. As such after the period of one year, if the engagement for a further period upto three years is not given, it amounts to a stigma."
95. Now, it is well settled proposition of law that the post of District Government Counsel carries civil nature with it and discharge public duty. Once, the Government regulate the appointment of District Government Counsel through the Government Orders issued from time to time and compiled in the form of L.R. Manual, then the procedure prescribed by the L.R. Manual must be followed. The Government does not have power to decide the fate of government counsels at its sweet will ignoring the procedure prescribed by L.R. Manual.
96. Law is very well settled that a thing should be done in the manner provided by the Act or statute or regulatory procedure and not otherwise.
The renewal of serving governing counsel before proceeding to make fresh appointment must be considered and settled by catena of judgments of this Court and Hon'ble Supreme Court.
97. In Km. Srilekha Vidyarthi(supra), where the services of government counsels of entire State were terminated, Hon'ble Supreme Court held that in case of existing appointees, a decision has to be first reached about their non-suitability for renewal before deciding to take step for fresh appointment. To quote relevant portion from Km. Srilekha Vidyarthi(supra) :
"46...........This was done in spite of the clear provisions in the L.R. Manual laying down detailed procedure for appointment, termination and renewal of tenure and the requirement to first consider the existing incumbent for renewal of his tenure and to take steps for a fresh appointment in his place only if the existing incumbent is not found suitable in comparison to more suitable persons available for appointment at the time of renewal. In the case of existing appointees, a decision has to be first reached about their non-suitability for renewal before deciding to take steps for making fresh appointments to replace them. None of these steps were taken and no material has been produced to show that any existing incumbent was found unsuitable for the office on objective assessment before the decision to replace all by fresh appointees was taken. The prescribed procedure laid down in the L.R. Manual which has to regulate exercise of this power was totally ignored. In short, nothing worthwhile has been shown on behalf of the State of U. P. to support the impugned action as reasonable and non-arbitrary. The impugned circular must, therefore, perish on the ground of arbitrariness which is an available ground for judicial review in such a situation.
98. In 1995 SCC 527 State of U.P. Versus Rakesh Chandra Sharma, their Lordships of Hon'ble Supreme Court have considered para 7.06 and reiterated and affirmed Srilekha Vidyarthi (supra) and held that the provision contained in L.R. Manual with regard to appointment, renewal and under para 7.06 and 7.08 are binding.
99. In 1993 Vol. 3 SCC 552 Harpal Singh Chauhan and others versus State of U.P., again Hon'ble Supreme Court decided the issue with regard to renewal of District Government Counsel and reaffirmed Srilekha Vidhyarthi(supra) and held that the procedure prescribed in the manual so far as it is not in conflict with Section 24 of the Code of Criminal Procedure, shall be deemed to be supplementing statutory provision regulating the procedure. To quote relevant portion :
"15................It was pointed out, that different paragraphs of the Manual require, first to consider the existing incumbents for extension and renewal of their tenure and to take steps for fresh appointment in their place, if the existing incumbents were not found suitable in comparison to more suitable persons available for appointment at the time of the renewal."
100. In the case of Mudrika Prasad Singh(supra), Hon'ble Supreme Court while holding that a government pleader holds public office and is more than an advocate for litigant emphasised for fairness and justness in the matter of appointment of government counsels.
101. In the case of Johri Mal(supra) though Hon'ble Supreme Court held that no advocate can claim as a matter of right to seek appointment on the post of District Government Counsel merely because there is provision for extension or renewal of term but ruled that they can make a grievance that either they have not received a fair treatment by the appointing authority or the procedure prescribed in the Code or in the manual has not been followed. To reproduce relevant portion :
"17. It is true that none of the appellants can claim, as a matter of right, that their terms should have been extended or that they should be appointed against the existing vacancies, but, certainly, they can make a grievance that either they have not received the fair treatment by the appointing authority or that the procedure prescribed in the Code and in the Manual aforesaid, have not been followed. While exercising the power of judicial review even in respect of appointment of members of the legal profession as District Government Counsel, the Court can examine whether there was any infirmity in the "decision making process". Of course, while doing so, the Court cannot substitute its own judgment over the final decision taken in respect of selection of persons for those posts."
102. A Division Bench of Allahabad High Court in a case reported in [1999](17) LCD 357 Netra Pal Singh versus State of U.P and others., while holding that the acquittal or conviction in a criminal case depends on many factors and adhering strictly to given percentage of success may only lead to arbitrary result ruled that it shall be obligatory for the State to consider overall performance for renewal of tenure. To quote relevant portion :
"16.................Therefore, the State action in the matters relating to appointment and continuance of Govt. counsels must be tested at the anvil of Article 14 of the Constitution of India. No doubt the scope of judicial scrutiny in matters like one in hand would be limited. The Court would not be justified in reassessing the merit of a petitioner. It is for the State to consider the overall performance and make its own assessment on the question as to whether the term of an incumbent is to be renewed or not. It is, however, also essential that the parameters 'which' are set by the State to judge the suitability of a person for the purposes of his retention should be reasonable and not arbitrary. The State, as observed earlier, would certainly be free to judge the ability, performance and general suitability of a Government Counsel in a reasonable manner adhering to the professed norms as they exist in its own Manual so as to provide guidance, in is action relating to appointment and retention of Government Counsels."
103. In Virendra Pal Singh Rana(supra) while holding that the opinion of the District Judge shall prevail over the District Magistrate, a Division Bench of this Court held that the compliance of L.R. Manual shall be necessary for a valid renewal or appointment on the post of District Government Counsel. The government cannot refuse to renew the term in case it has been recommended by the District Judge or without considering the recommendation of the District Judge as the case may be.
104. In the case reported in 2004 Vol. 4 SCC 478 State of U.P. Versus Netrapal Singh, Hon'ble Supreme Court has reiterated the earlier judgments to regulate the renewal and appointment of District Government Counsels and emphasised that whenever the vacancy arises, the application shall be considered in terms of the Legal Remembrancer Manual.
105. In one another judgment, reported in 2004 Vol. 1 UPLBEC 415 Shailendra Kumar Ojha versus State of U.P., a Division Bench of this Court has reiterated the aforesaid proposition of law and held that even if the post of District Government Counsel is not a civil post under the State, it carries responsibility and privilege of public office of great public importance and plays important role in administration of justice. Neither the appointment nor the renewal can be made at the sweet will of the government. The application for renewal is to be considered and in case the renewal is rejected only then the vacant post can be filled up. To quote relevant portion :
"26. Thus, from the aforesaid, it becomes crystal clear that engagement of a Government Advocate is purely professional engagement and he does not hold any civil post under the State. Appointment to the post has to be made on the recommendation for the District Collector with due consultation of the District Judge. The consultation with the District Judge is effective one and not an empty formality. His opinion is to prevail even on the opinion of the District Collector, though no person has a right to claim appointment or renewal but in view of the provisions of L.R. Manual, the application for renewal is to be considered and in case the renewal is rejected, only then the vacant post can be filled up by a fresh appointment otherwise the provisions of Para 7.08 of the L.R. Manual would be rendered nugatory. The schedule providing for three months for initiating the process of renewal of the term is directory and not mandatory being purely procedural in nature. [Vide P.N. Sethi v. State of U.P. and Ors. ; Ram Nihore Singh v. State of U.P. and Ors. ; Brijesh Kumar Singh v. State of U.P. and Ors. ; and V.P. Rana v. State of U.P. and Ors. ].
27. In Ramesh Chandra Sharma (supra), the Hon'ble Supreme Court considered the case of renewal of term and held that the application for renewal is required to be considered in strict adherence of the provisions contained in Para 7.08 of the L.R. Manual and application is to be considered on relevant considerations. It cannot be rejected on the whims of the authority or in an arbitrary manner. If Court comes to the conclusion that application for renewal has been rejected on any existent or extraneous consideration, the order becomes liable to be quashed."
According to the petitioners' counsel and pleading on record, the judgment and order of the Division Bench of this Court in the case of Shailendra Kumar Ojha (supra) has been upheld by Hon'ble Supreme Court. The order passed by Hon'ble Supreme Court in the Special Leave to Appeal (Civil) No(s).14728 of 2004 State of U.P and others versus Shailendra Kumar Ojha and others is reproduced as under :
"The Division Bench of the High Court has issued certain directions on the writ petition filed by the respondents. We do not intend to delve into the matter, in view of the matter that the question relating to appointment of District Counsel (Criminal) has since been considered by this Court in the State of U.P. & another vs. Johri Mal 2004(4) SCC 714. The appellant and all authorities concerned shall act accordingly.
The special leave petition is disposed of accordingly."
106. There is one more reason why it shall be obligatory on the part of the government to consider the renewal of District Government Counsel before making fresh recruitment. Chapter XXI of the L.R. Manual has overriding effect and under paras 21.01, 21.02, 21.03 and 21.04 contains the provision whereby it has been provided that the District Judge shall submit his report about character, integrity and capability of every person included in the panel giving details of work handled by it during the course of preceding two years. The procedure with regard to character, integrity and capability of person noticed by the District Judge relates to appointment and renewal both. It means that the District Judge has to maintain the record with regard to District Government Counsel. In case the system given in the impugned amendment is applied at the interval of every three years or earlier to it, it shall render the provisions contained in Chapter XXI of the L.R. Manual redundant and the professional engagement of lawyers shall be commercialised and they will lose their interest to serve the State with utmost honesty, integrity and capability.
Keeping in view the fact that Hon'ble Supreme Court has issued a mandamus directing the State of U.P to comply with the judgment of Shailendra Kumar Ojha (supra) whereby consultation with the District Judge has been upheld, it was not open to the State of U.P to issue the impugned Government Order amending the L.R. Manual contrary to mandamus issued by this Court as well as Hon'ble Supreme Court unless direction issued by the Hon'ble Supreme Court would have been modified at the behest of the State Government. This fact has not been brought into notice of this Court and Hon'ble Supreme Court in subsequent proceedings by the State Government or office of the Legal Remembrancer.
107. The significance of Chapter XXI of the L.R. Manual has been taken into account by Hon'ble Supreme Court in the case of Johri Mal(supra). Their Lordships held that under Chapter XXI of L.R. Manual, it shall be obligatory on the part of the State to obtain opinion of the District Judge while making renewal or appointment of District Government Counsel. The provisions contained in Chapter XXI of the L.R. Manual have got overriding effect as observed hereinabove. To quote relevant portion from Johri Mal; to quote :
"20. A supplementary provision has been made in Chapter XXI of the said Manual for appointment and renewal of the post of public prosecutors. It inter alia contains the guidelines and clarifies that the appointment of DGC (Criminal), the change of designation of the public prosecutors could not effect the basic nature of their professional engagement. It further provides that such professional engagement is terminated on either side without notice and without assigning any reason. It is stated that the appointment of public prosecutor and Addl. Prosecutor both for the High Court and District shall be made in accordance with Section 24 of the new Code. Para 21.04 provides for constitution of a panel of five years against each vacancy. It mandates that the State Government shall appoint an Additional Public Prosecutor out of the names appeared in the panel. Paras 21.07 and 21.08 of the said Manual read as under:
"21.07. The appointment of Public Prosecutor or Additional Public Prosecutor shall be made for the period of three years, but the State Government can terminate such appointment at any time without notice and without assigning any reason. The State Government may extend the period of such appointment from time to time and such extension of such term shall not be treated as new appointment.
21.08. The District Magistrate shall after consultation with the Sessions Judge submit a confidential report in respect of the Public Prosecutor and Additional Public Prosecutor giving details about the percentage of success of cases conducted by them and the general reputation which they enjoy. Where the percentage of success is low the reasons given by the Public Prosecutor or Additional Public Prosecutor for the same should also be commented on. After every three years he shall make a special assessment of each such Public Prosecutor and recommend whether the person concerned should be granted extension for a further term of three years or for a shorter term only."
108. In these bunch of writ petitions, admittedly, in none of the cases, the opinion of the District Judge has been obtained under the garb of impugned Government Order. Accordingly, the State action in making appointment or renewal of the District Government Counsels not only suffers from vice of arbitrariness but violative of provisions contained in Chapter XXI of the L.R. Manual.
It is not so that the opinion of the District Judge is binding on the government. Government is the final authority and on justifiable ground, the government may reject the proposal sent with the recommendation of District Judge and District Magistrate under the L.R. Manual. This apart, the government has power to appoint special counsel under sub section (8) of Section 24 of CrPC straightway, without the recommendation of District Judge as well as District Magistrate.
109. In view of above, whenever the term of the District Government Counsel expires, then as far as possible before three months before the date of expiry of term, the government should initiate the process of renewal inviting applications and report from District Magistrate in terms of L.R. Manual and in case the renewal is rejected on justifiable ground recording objective satisfaction, only then it shall be open to the government to make fresh appointment. Though the procedure given in the L.R. Manual is not statutory but binding because of the fact that after the new CrPC, the post has become statutory in view of the provision contained in Section 24 of CrPC. The government exercises its statutory right flowing from Section 24 of CrPC to fill up the vacancies of District Government Counsels on criminal side and Section 127-B of the U.P. Z.A.L.R. Act and rules, framed thereunder on revenue side.
(IV) GOVERNMENT'S RIGHT - WHETHER STATUTORY ?
110. Ordinarily, the engagement of an advocate by the litigant or the government is a matter of choice but in case the power to make appointment of counsel is conferred by the Constitution or statutory provision, then such right shall be constitutional or statutory right. The appointment of Advocate General, Attorney General, Solicitor General are done by the exercise of constitutional powers but when the matter comes to District Govt. Counsel, right to make appointment flows from Sections 24 and 25CrPC or the provision contained in U.P. Z.A.L.R. Act and Code of Civil Procedure.
111. In the State of U.P., Sub Sections (4)(5) and (6) of Section 24 have been deleted by Amending Act No.18/91 with effect from 16.2.1991. However, Sub Sections (1)(2) and (3) of Section 24 are still in operation. For convenience, Sections 24(1)(2) and (3) are reproduced as under :
"(1) For every High Court, the Central Government or the State Government shall, after consultation with the High Court, appoint a Public Prosecutor and may also appoint one or more Additional Public Prosecutor, for conducting in such Court, any prosecution, appeal or other proceeding on behalf of the Central Government or State Government, as the case may be.
(2) The Central Government may appoint one or more Public Prosecutors for the purpose of conducting any case or class of cases in any district, or local area.
(3) For every district, the State Government shall appoint a Public Prosecutor and may also appoint one or more Additional Public Prosecutors for the district:
Provided that the Public Prosecutor or Additional Public Prosecutor appointed for one district may be appointed also to be a Public Prosecutor or an Additional Public Prosecutor, as the case may be, for another district.
112. By the State amendment (supra) in Sub Section (1), the word, "after consultation with the High Court" has been deleted. However, the fact remains that the post of Public Prosecutor or Addl. Public Prosecutor are statutory post. Thus, the State Government exercise statutory power to fill up the vacancies of District Government Counsels. The post of District Government Counsel has clipping of statutory post being created in pursuance to Section 24 of CrPC. This fact has been noted by the Hon'ble supreme Court in the case of Srilekha Vidyarthi (supra) while holding that the appointment of District Government Counsel by the State Government is not merely a professional engagement like an engagement between private client and his lawyer. Relevant paragraphs 14 and 17 of Srilekha Vidyarthi(supra) are reproduced as under :
"14. We may now refer to some provisions of the CrPC, 1973, relating to Public Prosecutors. Section 24 provides for appointment of Public Prosecutors in the High Courts and the districts by the Central Government or the State Government. We are here concerned only with the appointment of Public Prosecutors by the State Government in the districts. Sub-section (3) of Section 24 says that for every district, the State Government shall appoint a Public Prosecutor and may also appoint one or more Additional Public Prosecutors for the district. Sub-section (4) requires the District Magistrate to prepare a panel of names of persons considered fit for such appointments, in consultation with the Sessions Judge. Sub-section (5) contains an embargo against appointment of any person as the Public Prosecutor or Additional Public Prosecutor for the district by the State Government unless his name appears in the panel prepared under Sub-section (4). Sub-section (6) provides for such appointments, where in a State there exists a regular Cadre of Prosecuting Officers but if no suitable person is available in such cadre, then the appointment has to be made from the panel prepared under Sub-section (4). Sub-section (7) says that a person shall be eligible for such appointment only after he has been in practice as an advocate for not less than seven years. Section 25 deals with the appointment of Assistant Public Prosecutors in the district for conducting prosecution in the Courts of Magistrate. In the case of Public Prosecutors also known as District Government Counsel (Criminal), there can be no doubt about the statutory element attaching to such appointments by virtue of these provisions in the CrPC, 1973. In this context, Section 321 of the CrPC, 1973, is also significant. Section 321 permits withdrawal from prosecution by the Public Prosecutor or Assistant Public Prosecutor in charge of a case, with the consent of the Court, at any time before the judgment is pronounced. This power of the Public Prosecutor in charge of the case is derived from statute and the guiding consideration for it, must be the interest of administration of justice. There can be no doubt that this function of the Public Prosecutor relates to a public purpose entrusting him with the responsibility of so acting only in the interest of administration of justice. In the case of Public Prosecutors, this additional public element flowing from statutory provisions in the CrPC, undoubtedly, invest the Public Prosecutors with the attribute of holder of a public office which cannot be whittled down by the assertion that their engagement is purely professional between a client and his lawyer with no public element attaching to it."
"17. We are, therefore, unable to accept the argument of the learned Additional Advocate-General that the appointment of District Government Counsel by the State Government is only a professional engagement like that between a private client and his lawyer, or that it is purely contractual with no public element attaching to it, which may be terminated at any time at the sweet will of the Government excluding judicial review. We have already indicated the presence of public element attached to the 'office' or 'post' of District Government Counsel of every category covered by the impugned circular. This is sufficient to attract Article 14 of the Constitution and bring the question of validity of the impugned circular within the scope of judicial review."
113. In Harpal Singh Chauhan (supra), Hon'ble Supreme Court has taken into account the 'statutory nature' of the office of District Government Counsels keeping in view Section 24 of CrPC. To quote relevant portion :
"10. In the present case, it appears to be an admitted position that appointments of the appellants as Assistant District Government Counsel (Criminal) is governed by Section 24 of the Code, as well as different paragraphs of Chapter VII of the Manual. It was not disputed on behalf of the State, that appellants shall be deemed to be Additional Public Prosecutors within the meaning of Section 24 of the Code, although in the order of appointment they have been designated as Assistant District Government Counsel (Criminal). The procedure prescribed in the Manual can be observed and followed as supplemental to the provisions of Section 24 of the Code. Needless to say that, if there is any conflict, then Section 24 of the Code being statutory in nature will override the procedure prescribed in the Manual.
11. The Code prescribes the procedure for appointment of Public Prosecutor and Additional Public Prosecutor, for the High Court and the District Courts by the State Government. The framers of the Code, were conscious of the fact, that the Public Prosecutor and the Additional Public Prosecutor have an important role, while prosecuting, on behalf of the State, accused persons, who are alleged to have committed one or the other offence. Because of that, provisions have been made for their selection in the Code. It is for the Sessions Judge to assess the merit and professional conduct of the persons recommended for such appointments and the District Magistrate to express his opinion on the suitability of persons so recommended, from the administrative point of view. Sub-section (5) of Section 24 provides that no person shall be appointed by the State Government as the Public Prosecutor or as an Additional Public Prosecutor "unless his name appears in the panel of names prepared by the District Magistrate under Sub-section (4)". The aforesaid section requires an effective and real consultation between the Sessions Judge and the District Magistrate, about the merit and suitability of person to be appointed as Public Prosecutor or as an Additional Public Prosecutor. That is why it requires, a panel of names of persons, to be prepared by the District Magistrate in consultation with the Sessions Judge. The same is the position so far the Manual is concerned. It enumerates in detail, how for purpose of initial appointment, extension or renewal, the District Judge who is also the Sessions Judge, is to give his estimate of the quality of the work of the Counsel from the judicial standpoint and the District Officer i.e. the District Magistrate is to report about the suitability, of such person, from administrative point of view.
12.On behalf of the State, our attention was drawn to the expression "in his opinion" occurring in Sub-section (4) of Section 24 of the Code. It was urged that as the Code vests power in the District Magistrate to consider the suitability of the person concerned, for appointment, according to his opinion, there is not much scope of judicial review by Courts, unless a clear case of malice on the part of the District Magistrate is made out. In view of the series of judgments of this Court in Barium Chemicals Ltd. v. Company Law Board : [1967]1SCR898 , State of Assam v. Bharat Kala Bhandar Ltd. : (1968)ILLJ25SC , Rohtas Industries Ltd. v. S.D. Agarwal : [1969]3SCR108 , The Purtabpur Company Ltd. v. Cane Commissioner of Bihar: [1969]2SCR807 and MA. Rasheed v. The State of Kerala: [1975]2SCR93 , it is almost settled that, although power has been vested in a particular authority, in subjective terms, still judicial review is permissible."
114. The aforesaid proposition has been reiterated by Hon'ble Supreme Court in the case of Johri Mal (supra) in the light of Section 24 of the CrPC. Their Lordships held that the CrPC does not provide for renewal or extension of term. Hence, the State normally would be bound to follow the principles laid down in the Legal Remembrancer Manual. To reproduce relevant portion :
"40. So long as in appointing a counsel the procedures laid down under the Code of Criminal Procedure are followed and a reasonable or fair procedure is adopted, the Court will normally not interfere with the decision. The nature of the office held by a lawyer vis-a-vis the State being in the nature of professional engagement, the courts are normally carry to over-turn any decision unless an exceptional case is made out. The question as to whether the State is satisfied with the performance of its counsel or not is primarily a matter between it and the counsel. The Code of Criminal Procedure does not speak of renewal or extension of tenure. The extension of tenure of public prosecutor or the district counsel should not be compared with the right of renewal under a licence or permit granted under a statute. The incumbent has no legal enforceable right as such. The action of the State in not renewing the tenure can be subjected to judicial scrutiny inter alia on the ground that the same is arbitrary. The courts normally would not delve into the records with a view to ascertain as to what impelled the State not to renew the tenure of a public prosecutor or a district counsel. The jurisdiction of the courts in a case of this nature would be to invoke the doctrine of 'Wednesbury Unreasonableness' as developed in Associated Picture House v. Wednesbury Corporation (1947) 2 All ER 640).
"46. The Code of Criminal Procedure does not provide for renewal or extension of a term. Evidently, the Legislature thought it fit to leave such matters at the discretion of the State. It is no doubt true that even in the matter of extension or renewal of the term of Public Prosecutors, the State is required to act fairly and reasonably. The State normally would be bound to follow the principles laid down in the Legal Remembrancer Manual."
In Johri Mal(supra), Hon'ble Supreme Court considered the statutory provisions of Section 24 in paras 13 and 14 of the judgment along with U.P. Amendment. However, since the amendment was not challenged, no finding has been recorded with regard to validity of impugned amendment.
(V) OPINION OF DISTRICT JUDGE
115. Before issuance of the impugned order amending the L.R. Manual, consultation with District Judge was mandatory. Earlier to it, before State amendment, by Act No.45 of 1978, operating with effect from 18.12.1978, in Section 24CrPC also, there was provision with regard to effective consultation from the District Judges of the respective districts. In spite of observation made by Hon'ble Supreme Court in Johri Mal (supra), by the impugned order, L.R. Manual which is compilation of Government Orders, regulating the appointment of District Government Counsel, has been amended. Question cropped up whether the government could have amended the L.R. Manual under the garb of policy decision with regard to consultation from the District Judge in utter disregard to judgments of Allahabad High Court (supra) and Hon'ble Supreme Court(supra) delivered from time to time ? At the outset, it may be noted that it is not a case of legislative overruling of judicial decision but it is a case of exercise of statutory power under Section 24 CrPC giving go-bye the consultation with the District Judges by issuing another Government Order replacing earlier one.
In Srilekha Vidyarthi (supra), Hon'ble Supreme Court while considering different provisions of L.R. Manual noted the provision contained in para 7.09 of the L.R. Manual which provides that the District Officer and District Judge shall before the end of every year and also while leaving district on transfer place on record his opinion on the capacity and work of District Government Counsel. He shall also obtain opinion from the Presiding Officers of the Courts where District Government Counsel requires practice. Every adverse entry should be communicated to the District Government Counsel by the District Officer with prior approval of the State Government. The character roll of every District Government Counsel shall also be maintained in judicial section of the government. In paras 11 and 12 of the judgment (supra), the procedure in L.R. Manual with regard to appointment and renewal has been considered. While rejecting the consultation of the State Government that appointment of District Government Counsel is only a professional engagement like that between private client and his lawyer (para 17 of the judgment) and holding that every arbitrary action of the State in the matter of appointment of District Government Counsel shall hit by Art. 14 (para 20) and State must act fairly, justly and reasonably (para 24). Hon'ble Supreme Court further ruled that the burden shall be on the State to establish from material to justify its action as fair and reasonable (para 33) and even in policy matter, the court can interfere (para 29). The procedure prescribed with regard to consultation from District Judge in CrPC and unamended L.R. Manual has been held to be obligatory by Hon'ble Supreme Court in the case of Srilekha Vidyarthi(supra).
116. In 1992 ACJ 306 P.N. Sethi versus State of U.P., a Division Bench of this Court held that the opinion expressed by the District Judge shall prevail and there cannot be arbitrary recommendation on the part of the District Magistrate.
117. In the case of Harpal Singh Chauhan (supra), their Lordships of Hon'ble Supreme Court had taken into account under para 46, the case of earlier judgment in Srilekha Vidyarthi (supra) and reiterating court's power of judicial review (para 12) held that the opinion of the District Judge with regard to quality of work will have primacy over the opinion of the District Magistrate. The District Magistrate is required to consider the suitability of persons on administrative point of view. To quote relevant portion :
"13. In the present case the District & Sessions Judge strongly recommended extension for the appellants, saying that so far their work and conduct were concerned, the same had been approved. But the District Magistrate, simply said that on the inquiry at his level "reputation, professional work, behaviour and conduct of the appellants as government counsel was not found in accordance with the public interest". The quality of the Counsel's work has to be judged and assessed by the District & Sessions Judge. The District Magistrate is required to consider the suitability of such person, from the administrative point of view. According to us, in view of the strong recommendation about the quality of the appellants' professional work, the District Magistrate should have applied his mind in consultation with the Sessions Judge, in respect of each individual case, instead of making a general and identical comment against all the appellants.
14. ...................... In the present case the District Magistrate, instead of having an effective and real consultation with the District & Sessions Judge, simply made some vague and general comments against the appellants, which cannot be held to be the compliance of the requirement of Sub-section (4) of Section 24.
Needless to say that under the unamended L.R. Manual regulated by earlier Government Order, sub section (4) of Section 24CrPC was very well existing in the compilation as noted by Hon'ble Supreme Court in the case of Johri Mal (supra).
118. In Netrapal Singh (supra), the Division Bench of Allahabad High Court had noted the relevance of the opinion of the District Judge and observed to give it due weight. Their Lordships though agreed that there may be cases where the government may not agree with the recommendation of the District Magistrate and District Judge with regard to renewal of term but there must be reasonable cause for the State to take a different view. Mere acquittal or trial shall not suffice. (paras 17 and 18).
119. In the case of Virendra Pal Singh Rana (supra), the Division Bench of Allahabad High Court had depricated after considering different provision of L.R. Manual with regard to appointment, renewal and character roll entry and other earlier judgments of this Court, the tendency of the State Government to remove District Government Counsels whimsically on unfounded ground. It has been further held that ordinarily, the opinion of the District Judge shall prevail over the District Magistrate since it is the District Judge who knows about the conduct of government counsel and not the District Magistrate. The District Magistrate often under political pressure which is well known factor now a days shall ordinarily do what the government likes. The District Judge bring not subordinate to government will give objective opinion. To quote relevant portion from Virendra Pal Singh Rana's case :
"24. The question arises as to what would be the legal position when there is a conflict between the opinion of the District Judge and the opinion of the District Magistrate, as has happened in the present case. Although, the L.R. Manual is silent on this point, in our opinion, in such a situation ordinarily the opinion of the District judge must prevail over the opinion of the District Magistrate. This is because the District Judge is in the best position to know about the performance, conduct, knowledge of law, etc. of the Government Counsel. The District Magistrate can have only a limited knowledge about the same, and that too indirectly. On the other hand, the District Judge would be personally aware of the performance and conduct of the Government Counsel as they often appear before him. and also before his colleagues in the District Court, with whom he is in regular touch.
25. It is mentioned in Para 7.09 of the L.R. Manual that the District Judge has to place on record his opinion about the work of the D.G.C. Before recording that opinion the District Judge has to obtain a report about the work and conduct of the D.G.C. from the Presiding Officers of the Court where they are generally required to practice. Thus, the District Judge is in the best position to know about the work and conduct of a Government Counsel and not the District Magistrate.
26.It may be further be mentioned that the District Magistrate is often under political pressure which is a well known factor now a days and hence he cannot be expected to Act in as independent a manner as the District Judge, because the District Judge is not under the supervision and control of the Government. Hence, in our opinion, ordinarily the District Judge's opinion must prevail over that of the District Magistrate so far as the appointment/ extension of the term of the Government Counsel is concerned."
120. The Division Bench(supra) further issued certain directions in para 30 of the judgment, the relevant of which is reproduced as under :
"(1) If the initial selection of the Government Counsel was made in contravention of Para 7.02 to Para 7.05 of the L.R. Manual the appointment will be totally void and illegal and the term office of such Government Counsel shall be terminated forthwith. When the initial appointment is made, it is the opinion of the District Judge which must ordinarily be accepted unless there was some adverse material against the applicant in which case, that material could be placed before the District Judge by the District Magistrate and another opinion obtained from the District Judge.
(2) If the procedure of the L.R. Manual was followed in making the initial appointment, and if a termination order is passed while the term of the incumbent is continuing, such termination will be illegal unless, it was done on the recommendation of the District Judge, or if the initial appointment or extension itself was done without following the procedure in the L.R. Manual. In this connection we may refer to the Supreme Court decision in State of U.P. v. U.P. State Law Officers Association, in which it was observed : "Those who come to be appointed by such arbitrary procedure can hardly complain if the termination of their appointment is equally arbitrary. Those who come by the back door have to go by the same door" (vide Para 19 of the judgment).
(6) Any extension of a term as a Government Counsel without following the L.R. Manual is illegal and void.
(7) All orders terminating the engagement of Government Counsel or refusing to renew their term against the recommendation of the District Judge, or without considering the recommendation of the District Judge, which is in his their favour are quashed provided the petitioner's appointment /renewal was made in accordance with the L.R. Manual (as interpreted by us). Such, person will continue in office till the expiry of their term, and thereafter they should be considered for renewal of their term in accordance with this judgment. The term of renewal will be treated as three years and not five years, but after the expiry of three years, they should be again considered for renewal, and so on.
(8) As regards the appointment/renewal of the term of D.G.C. (Revenue), it may be mentioned that such appointees work in the Revenue Court and not in the Civil Court. Hence, regarding them ordinarily the opinion of the District Magistrate must prevail as he is expected to have knowledge of revenue matters and of their performance. If the engagement has been terminated against the recommendation of the District Magistrate or ignoring the same the termination will be illegal and be quashed. For renewal also as Counsel in the Revenue Courts ordinarily the opinion of the District Magistrate should be accepted."
While issuing the aforesaid direction, the Division Bench (supra) noted that since last two or three decades whenever a new government comes, it terminate the services of government counsels appointed earlier. Treating it as unhealthy practice, their Lordships observed that the courts require competent, honest government counsels and the advocates who are competent, honest and fair must be retained in the system to assist the court. A mandamus issued was by the Division Bench directing the State of U.P to suitably amend L.R. Manual and till its is done in the matter of appointment and renewal, the recommendation of the District Judge should ordinarily be accepted. To quote relevant portion :
"31. We may also mention before parting with this case that over the past two or three decades a practice has arisen that whenever a new Government comes it terminates the appointments of almost all the Government Counsels appointed earlier and in their places persons belonging to or affiliated to the new ruling party or their kith or kin are appointed. This is an unhealthy practice. The Court requires competent and honest Government Counsels for proper assistance. The problem, however, is that many of the persons whose engagements as Government Counsel is terminated by the new Government were themselves earlier appointed on extraneous considerations because they belonged to, or were effiliated to the previous Government or were kith and kin of the Members of the previous Government and not on merit. Thus, it often happens that the persons appointed by the previous Government were themselves incompetent or lacking in integrity or sound knowledge of law, and this Court will not like to interfere in terminating their engagements. However, there are many Government Counsels who were appointed on genuine considerations on their own merit, knowledge of law and integrity and competence. Termination of engagement of such persons is against the interest of society and the State. Competent, honest Government Counsels with sound knowledge of law should be allowed to continue (unless, they cross 62 years) whichever Government comes to power so that there is some stability in such engagements, and they are not treated as leaves of office distributed by the ruling party. In fact, if such engagements are changed frequently the best talent and competence in the bar will not be attracted to it because good lawyers would then prefer to remain in private practice rather than risk losing their private clientege in a job which is of a precarious nature.
32. In State of U.P. v. U.P. State Law Officers Association (supra), it was observed by the Supreme Court that the Government or a public body represent public interests, and hence, there is an obligation on them to engage the most competent lawyers.
33. Time, has, therefore, come when this practice must stop so that highly competent lawyers of integrity and sound knowledge of law are appointed as Government Counsels and for this purpose we recommend to the State Government to consult Hon'ble the Chief Justice of the High Court and suitably amend the L.R. Manual accordingly. Till that is done, ordinarily the recommendation of the District Judge, in the matter of appointment/renewal of the Government Counsels in the District Court in the State must ordinarily be accepted.
34.With the above observations the petition is allowed. No order as to costs. Let the Registrar General of this Court send a copy of this judgment to the Law Secretary, U.P. and all District Judges in the State."
121. In the case of Johri Mal (supra), their Lordships of Hon'ble Supreme Court have noted the undertaking given by the State of U.P that consultation with the District Judge is part and partial of the L.R. Manual; rather more exhaustive. Hence, the amendment in Section 24CrPC by the State of U.P shall not affect the merit of appointment and renewal of District Government Counsel in the State of U.P. A combined reading of paras 85, 86 and 87 of the judgment of Johri Mal (supra) shows that the Hon'ble Supreme Court noted the fact that it is the District Judge who is supposed to note the merit, competence, capability of lawyers and the District Government Counsel whereas the conduct outside the court may be known to the District Magistrate. Hon'ble Supreme Court reminded the State Government with regard to observation made in the case of Mudrika Prasad Singh (supra) that the opinion of the District Judge will have primacy over others. Their Lordships held that the State should give primacy to the opinion of the District Judge to demonstrate fairness and reasonableness of its action. The provision with regard to consultation with District Judge is solitary one and the State Government will suitably amend L.R. Manual with regard to consultation with High Court to ensure fairness in action.
122. In Johri Mal (supra), Hon'ble Supreme Court further held that a good, competent and honest lawyer may be replaced only in case more competent lawyers are available. Their Lordships further held that the District Government Counsels are not only officers of the court but also representative of the State. Their opinion carries great weight. They are supposed to render independent, fearless and impartial views irrespective of the result of the litigation which may ensue. They represent the interest of general public before the court. Their Lordships opined that it shall be obligatory for the District Judge and the District Magistrate to ensure that before sending any recommendation, the incumbent must not have any political affinity. Their Lordships further held that consultation in any case with the District Judge should be held to be imperative. To quote :-
"44. Only when good and competent counsel are appointed by the State, the public interest would be safeguarded. The State while appointing the public prosecutors must bear in mind that for the purpose of upholding the rule of law, good administration of justice is imperative which in turn would have a direct impact on sustenance of democracy. No appointment of public prosecutors or district counsel should, thus, be made either for pursuing a political purpose or for giving some undue advantage to a section of people. Retention of its counsel by the State must be weighed on the scale of public interest. The State should replace an efficient, honest and competent lawyer, inter alia, when it is a position to appoint a more competent lawyer. In such an event, even a good performance by a lawyer may not be of much importance."
"83. The proviso evidently was inserted with a noble purpose. Such a provision was evidently made having regard to the fact that an advocate having a deep sense of self-respect may not file any application for his appointment as a District Government Counsel despite calling for applications by the District Magistrate in this behalf. The District Magistrate in a given situation may have to persuade very competent persons to take the offer in public interest as also in the interest of the State. But recourse to the said provision cannot be resorted to for general appointments. The said proviso must be taken recourse to only in very exceptional cases. Even in relation thereto, consultation with the District Judge should be held to be imperative."
123. The case of Johri Mal has been followed by this Court in the case reported in 2006 Cri. L.J. 702 Vinay Kumar Srivastava versus The State of U.P and others (Division Bench), 2005 Cr. L.J. 1985 Ghanshyam Kishore Bajpayee and others versus State of U.P and others and 2007 Cr. L.J. 4421 Badri Vishal Gupta versus State of U.P.
124. The consistent view of the High Court is that it shall be obligatory for the State to obtain opinion of the District Judge while making appointment or renewal of the District Government Counsels.
125. Not only Allahabad High Court but the Bombay High Court also, in the case reported in AIR 2005 Bombay 431 Mrs. Neelima Sadanand Vartak versus State of Maharashtra, held that it shall be mandatory to obtain the opinion of the District Judge while making appointment or renewal of District Government Counsel. Before the Bombay High Court, the controversy was with regard to renewal of govern counsel. In the State of Maharashtra like U.P., CrPC has been amended but ignoring the amendment, their Lordships of Bombay High Court, relying upon the case of Johri Mal (supra), held that the consultation with the Sessions Judge is mandatory and it had to be given primacy. To reproduce relevant portion; to quote :
"21. (i) We have considered the submissions of the Counsel for the petitioner, the State as well as the contesting respondent No. 8. From the discussion as recorded above, it is clear that prior to any such amendment to Section 24, the Apex Court had held that the consultation with the Sessions Judge was mandatory and it had to be given primacy. That position has been reiterated in Johri Mal's case (supra) which describes it in paragraph 85 as "age-old tradition". This judgment, by and large, reiterates the legal position which was enunciated in Mundrika Prasad Singh's case (supra) and in the case of Harpal Singh (supra). In Johri Mal's case, this position is reiterated in spite of deletion of sub-sections (4), (5) and (6) from Section 24 by State of U.P. It is only declaring the legal position which existed earlier. It is, therefore, not possible for us to accept the submission of the learned Advocate General that the judgment should be treated as prospective. It is only declaring the legal position as it exists.
(ii). Looking at it from a different point, sub-section (4) now requires the District Magistrate to prepare a panel of persons who are fit to be appointed as Public Prosecutors. The essential requirement is that the person should be fit for this job. This fitness implies the suitability for doing the particular work which is quite different from their eligibility. This fitness can only be assessed by the District Judge who may as well take the opinion of his colleagues but basically he is the person on the spot who can look into the credentials of the persons concerned, their capability and competency as well as merits. A District Magistrate would not know about it. He will, of course, find out their eligibility which will include their reputation, their status in the society at large and their conduct outside the Court. However, since the appointment is to be made for the post of a Public Prosecutor, the opinion that he has to give must contain the element about their competence and performance. With the deletion of the words "in consultation with the Sessions Judge" now the entire responsibility is on the District Magistrate. This being the position now, it is for him to get the view of the District Judge and then prepare the panel of persons fit for this job. In the present case, he received some 25 applications, out of which 6 did not mention the post for which the applications were made. The District Magistrate was to find out if they were otherwise eligible. He has not made any endorsement against three of them. He forwarded the comments of the District Judge with respect to 19 of them and the names of the other six applicants to the Government. This is no way of preparing a panel. Panel will positively mean a short-listing of the most meritorious candidates. As held by the Apex Court in Harpal Singh's case (supra), there has to be effective and real consultation between the Sessions Judge and the District Magistrate and then he has to prepare a panel of names of persons by which it obviously means short listing. The fact that he prepared a panel of 25 Advocates (including six who had not mentioned the post applied for) and which included the names of three candidates without stating anything about their eligibility clearly shows his non-application of mind and dereliction of statutory responsibility."
126. Another Division Bench of this Court in the case of Shailendra Kumar Ojha (supra) after considering almost all earlier judgments has reiterated the settled proposition of law that the opinion of the District Judge shall prevail over and above the District Collector. It has been further held that while rejecting the renewal, the authorities have to pass speaking and reasoned order. To quote relevant portion :
"26. Thus, from the aforesaid, it becomes crystal clear that engagement of a Government Advocate is purely professional engagement and he does not hold any civil post under the State. Appointment to the post has to be made on the recommendation for the District Collector with due consultation of the District Judge. The consultation with the District Judge is effective one and not an empty formality. His opinion is to prevail even on the opinion of the District Collector, though no person has a right to claim appointment or renewal but in view of the provisions of L.R. Manual, the application for renewal is to be considered and in case the renewal is rejected, only then the vacant post can be filled up by a fresh appointment otherwise the provisions of Para 7.08 of the L.R. Manual would be rendered nugatory. The schedule providing for three months for initiating the process of renewal of the term is directory and not mandatory being purely procedural in nature. [Vide P.N. Sethi v. State of U.P. and Ors. ; Ram Nihore Singh v. State of U.P. and Ors. ; Brijesh Kumar Singh v. State of U.P. and Ors. ; and V.P. Rana v. State of U.P. and Ors. ].
27. In Ramesh Chandra Sharma (supra), the Hon'ble Supreme Court considered the case of renewal of term and held that the application for renewal is required to be considered in strict adherence of the provisions contained in Para 7.08 of the L.R. Manual and application is to be considered on relevant considerations. It cannot be rejected on the whims of the authority or in an arbitrary manner. If Court comes to the conclusion that application for renewal has been rejected on any existent or extraneous consideration, the order becomes liable to be quashed.
28. In order to examine the correctness of the order passed while deciding the application for renewal, it becomes mandatory for the authority to pass a speaking and reasoned order."
127. In a recent judgment where a petition was filed by the State of U.P. against the interim order passed by the Division Bench in the present bunch of writ petitions, reported in 2011 Vol. 5 SCC 305 State of U.P and others Versus Hirendra Pal Singh and others, Hon'ble supreme Court noted the consultation with District Judge and held that the opinion of the District Judge will have got primacy over the others. To reproduce relevant portion :
"20. So far as the issue of dispensation of consultation with the District Judge is concerned, this Court has hiterto taken a view that his opinion would have supremacy, thus requires to be examined considering the judgments of this Court in Shrilekha Vidyarthi v. State of U.P., Harpal Singh Chauhan v. State of U.P., State of U.P. v. Ramesh Chandra Sharma, State of U.P. v. Johri Mal and State of U.P. v. Netra Pal Singh."
128. Thus, the consistent view of Allahabad High Court and affirmed by Hon'ble Supreme Court till date is that it shall be obligatory on the part of the State Government to obtain opinion of the District Judge to find out suitability with regard to renewal and appointment of District Government Counsels and the opinion of the District Judge will have primacy over and above the opinion of the District Magistrate and in case the State Government takes a different view, then it has to assign reason and the decision of the government or the authorities must be passed on objective consideration of material on record. No decision can be taken on unfounded ground, otherwise, it shall be hit by vice of arbitrariness and violative of Article 14 of the Constitution of India.
129. It has been emphatically argued by Mr. Raghvendra Kumar Singh, learned Senior counsel appearing for the State Government that it is the prerogative of the State Government to amend the L.R. Manual since it is compilation of the Government Order and the right of the State Government to issue subsequent Government Order has been upheld by Hon'ble Supreme Court in the case of Hirendra Pal Singh (supra). The submission is that the Government can amend the L.R. Manual by issuing subsequent Government Orders and give a go-bye with consultation of the District Judge.
130. We are afraid to uphold the argument of the learned counsel representing the State of U.P. The record produced before the Court does not show that the State has applied its mind to the judgment of Virendra Pal Singh Rana(supra), Shailendra Kumar Ojha (supra), Johri Mal (supra) and even recent judgment of Hon'ble Supreme Court in the case of Hirendra Pal Singh (supra); rather the State seems to have issued the impugned order in violation of the judgment of Apex Court (supra) and mandamus issued by the Division Bench of this Court (supra). Even, the State Government has not taken care to give a little respect to various pronouncements of this Court and Hon'ble supreme Court by moving appropriate application for clarification or modification of the judgment in the case of Virendra Pal Singh Rana(supra), Johri Mal(supra) and Hirendra Pal Singh (supra) while giving go-bye with consultation with District Judge. Such action on the part of the State Government seems to be an abuse of power as well as contemptuous.
131. We should not be oversighted from the fact that in view of Section 24 of CrPC, the post of government counsels are statutory post, as admitted by the government through Government Orders complied in the form of L.R. Manual. Persons holding high office like the government counsel cannot be treated shably in utter disregard to repeated pronouncements of Hon'ble Supreme Court. The judgment and order of the Division Bench of this Court and Hon'ble supreme Court are binding over the State Government.
(VI) IMPUGNED ORDER AND THE BINDING PRECEDENT
132. The State Government has failed to take notice to the mandamus issued by this Court in the case of Virendra Pal Singh Rana (supra) followed by command of Hon'ble Supreme Court in Johri Mal (supra) and positive observation made in other judgments of this Court and Supreme Court(supra) while amending the LR Manual by the impugned order. The Hon'ble Supreme Court while considering the well settled principles in the case reported in (1979) 3 SCC 745 Dalbir Singh vs. State of Punjab held that every decision contains three basic ingredients, i.e. finding of material facts direct and inferential. An inferential finding of facts is the inference which the Judge draws from the direct or perceptible facts.
And the statement of principles of law applicable to the legal problems disclosed by the facts.
Thirdly, the judgment based on the combined effect of the aforesaid two propositions.
133. The word 'Stare Decisis' is a Latin phrase. It means let the decision stand or to stand by the decided cases or to abide by former decision, to uphold precedents, to follow earlier cases, to maintain former adjudication.
134. According to Lord Coke, the principles of 'stare decisis' means those things which have been so often adjudged ought to rest in peace. Doctrine of stare decisis is expressed in the maxim 'Stare decisis et non quieta movere' means let the decision stand without disturbing it or it is better to adhere to decision than to disturb questions put at rest.
135. Under this doctrine, courts will abide by decided cases and refrain from disturbing general principles established by judicial determination. The Hon'ble Supreme Court in the case reported in (1976) 3 SCC 334 Regional Manager vs. Pawan Kumar, in AIR 1976 SC 1455 Mumbai Kamgar Sabha vs. Abdulbhai, AIR 1981 SC 271 Waman Rao vs. Union of India and (1971) 1 SCC 749 Makhan Lal vs. State of J & K. held that the doctrine of stare decisis is a salutary one and should not ordinarily be departed from where the decision is of long standing and rights have been crystallised under it. Stare decisis thus represents an element of continuity in law and is rooted in the psychologic need to satisfy reasonable and legitimate expectations.
136. In the case reported in (1983) 4 SCC 645 Deena vs. Union of India and (1983) 2 SCC 344 Sher Singh vs. State of Punjab while considering the doctrine of stare decisis Hon'ble Supreme Court held that under the doctrine of stare decisis, a deliberate and solemn decision of a competent court of law made after due deliberation on a question of law fairly arising in a case, and necessary for the determination of lis is an authority and a binding precedent in all subsequent cases wherein the very point is again in controversy before the Court.
137. Aforesaid view has been reiterated by the Hon'ble Supreme Court in the case reported in AIR 2001 SC 8 Saurashtra Cement & Chemical Industries vs. Union of India. Again the Hon'ble Supreme Court in the case reported in AIR 2004 SC 3145 Milkfood Ltd. vs. CMCI, (2004) 5 SCC 518 Sakshi vs. Union of India and 2005 (8) SCC 534 State of Gujrat vs. Mirzapur Moti Kureshi Kassab Jamat and while reiterating the aforesaid principle ruled that Stare decisis is a policy of courts of law to stand by precedents and not to disturb settled legal position. It is a name given to the doctrine that when a court has once laid down a principle of law as applicable to a certain state of facts, it will adhere to that principle and apply it to all future cases where the facts are substantially the same. It is the applicable principle of estoppel to decisions of courts.
138. In a case reported in AIR 1987 SC 413 Gopal Upadhyay vs. Union of India, Hon'ble Supreme Court held that what judges expressly decided or what they must be considered to have decided by necessary implication by reference to the facts stated by themselves constitute precedents.
139. In Halsbury's Laws of England, it is said that the primary object of stare decisis is to maintain certainty, consistency, uniformity and stability. The guiding philosophy underlying the doctrine is to ensure that a decision on a point of law which has held the field for a long time should not ordinarily be disturbed or unsettled, to quote:-
"Apart from any question as to the Courts being of coordinate jurisdiction, a decision which has been followed for a long period of time, and has been acted upon persons in the formation of contracts or in the disposition of their property, or in the general conduct of affairs, or in legal procedure or in other ways, will generally be followed by courts of higher authority than the court establishing the rule, even though the court before whom the matter arises afterwards might not have given the same decision had the question come before it originally. But the supreme appellate Court will not shrink from overruling a decision, or series of decisions, which establish a doctrine plainly outside the statute and outside the common law, when no title and no contract will be shaken, no persons can complain, and no general course of dealing be altered by the remedy of a mistake."
140. In Corpus Juris Secundum, Page 302 para 187, the stare decisis has been defined as under:-
"Under the stare decisis rule, a principle of law which has become settled by a series of decisions generally is binding on the courts and should be followed in similar cases. This rule is based on expediency and public policy, and, although generally it should be strictly adhered to by the courts it is not universally applicable."
141. In Burnet vs. Koronado Oil & Gas Co. (1932) 285 US 393 406, Justice Brandeis rightly stated, to quote:-
"Stare decisis is usually the wise policy because in most matters it is important that the applicable rule of law be settled than it be settled right."
142. The Hon'ble Supreme Court in the case reported in AIR 1958 SC 918 Maktul vs. Manbhari held that without observance of stare decisis, the law is divested of one of its most important attributes (certainty). It becomes fluctuating and hesitating. Instead of being a steady light to guide or shield to protect, it becomes an ignis fatuus to mislead or a snare to entrap innocent citizens."
143. That is why the Hon'ble Supreme Court in the case reported in AIR 1954 SC 119 Dwarkadas vs. Shahapur Spinning Weaving Co. and one other case reported in AIR 1961 SC 352 Khajoor Singh vs. Union of India while following the judgment of U.S. Supreme Court ruled that the doctrine of 'stare decisis' rests upon the principle that law by which men are governed should be fixed, definite, stable, consistent and known and once, the law is declared by a court of competent jurisdiction, such declaration in absence of palpable mistake or error, is itself evidence of the law unitl changed by competent legislature.
144. The judgment pronounced by the higher judiciary may be overruled by a legislative overruling. The law is very settled that the legislature has go right to legislate law to rule out the effect of judgment of higher judiciary. Legislative overruling is now accepted principle under the constitutional mandate vide 1992 (1) SCC 684 K.S.Paripooran and others Vs. State of Kerala, 1996 (2) SCC 449 Delhi Cloth and General Mills Vs. State of Rajasthan, 1994 (6) SCC 77, Bhubaneshwar Singh and others Vs. Union of India.
Number of amendments have been done in the Constitution as well as statutes from time to time by legislature to dilute the effect of judgments. Need not require to mention. However, the legislatures or executive do not get power to overcome the judgment by issuing Government Orders or amending the existing Government Orders or by executive instructions.
145. In democratic polity, the aim and object of all three wings of government is public good or welfare of the people and according to Latin maxim 'Salus populi est suprema lex' means the good of the people is the supreme law. Hence, in case an action of the State in making appointment on the post of government counsel suffers from arbitrariness or for political reason, then the court has got ample power to interfere.
However, there is one other aspect of the matter. So far as the constitutional post in the form of Advocate General, Solicitor General or Attorney General are concerned, State may have got prerogative to some extent but when the matter comes with regard to filling up the vacancy of statutory post like District Government Counsel under the Code of Criminal Procedure or U.P. Z.A.L.R. Act and rules framed thereunder or Code of Civil Procedure, then discretion of the State is fettered by fairness, reasonableness and justness and only merit should be the criteria as repeatedly held by Hon'ble Supreme Court in catena of cases (supra).
146. Judiciary is the part and partial of sovereign function of the State. District Government Counsels not only represent the State but also represent the citizens who file complaints or lodge F.I.R.. The government counsel also represents judiciary and other wings of the State.
Now, it is trite in law that the Constitution is an organic body and law changes to keep pace with time. Hon'ble Supreme Court while interpreting Art. 14 of the Constitution of India in a case reported in (1995)6 SCC 614 Nand Kishore versus State of Punjab, held that the Court is not merely the interpreter of the law as existing but much beyond that.
In one other judgment reported in (2001)1 SCC 118 Ramon Services Private Limited versus Subhash Kapoor and others, their Lordships of Hon'ble Supreme Court observed that the concept of social justice has become part and partial of legal system and it gives meaning and significance to the democratic ways of life and of making the life more dynamic. To quote :
"21.............After independence the concept of social justice has become a part of our legal system. This concept gives meaning and significance to the democratic ways of life and of making the life dynamic. The concept of welfare State would remain in oblivion unless social justice is dispensed. Dispensation of social justice and achieving the goals set forth in the Constitution are not possible without the active, concerted and dynamic efforts made by the person concerned with the justice dispensation system. The prevailing ailing socio-economic-political system in the country needs treatment which can immediately be provided by judicial incision."
147. In the present case, in view of division bench judgment of this Court and various pronouncement of this Court in Virendra Pal Singh Rana's case (supra), Shailendra Kumar Oha (supra) and of Hon'ble Supreme Court, particularly Johri Mal(supra) and Hirendra Pal Singh (supra) opinion of district judge is necessary and in the event of conflict of opinion of district magistrate and district judge, opinion of District Judge shall prevail. Though the State has got power to make appointment but it shall be obligatory on the part of State Government to record reason with dissenting note while taking contrary decision to the opinion expressed by the District Judge and District Magistrate. The judgments of Coordinate Bench of this Court and judgments of Hon'ble Supreme Court referred (supra) are binding. No contrary decision may be taken by this Court for any reason whatsoever and similarly it is not lawful for the State to issue Government Order in violation of judgments (supra) justifying its action.
148. Apart from above, the direction, order and judgment passed by the Hon'ble Supreme Court constitute binding law under Article 141 of the Constitution of India. It is the duty of High Court and Sub-ordinate Courts to follow the decision.
(VII) OVERRULING OF JUDGMENTS BY EXECUTIVE ORDER NOT PERMISSIBLE
149. One other substantial question of law cropped up is whether the State Government could have issued the impugned Government Order amending the L.R. Manual, that too against the Division Bench's judgment of this Court in Virendra Pal Singh Rana's case (supra) and Shailendra Kumar Ojha(supra) and Johri Mal (supra). Legislatures have ample power to legislate law to override the judgements of Constitutional courts by legislative enactments within the constitutional ambit. But in any case, the judgments of constitutional court cannot be nullified or overruled by executive instructions.
150. In the cases referred in (1997) 6 SCC 241 Vishaka and others versus State of Rajasthan and others, AIR 1994 (6) SCC 260 Khedat Mazdoor Chetna Sangth vs State Of M.P, 1995 (3) SCC 70 Union of India vs. Kanti Lal Hemand Ram Pandiya, 2002 (4) SCC 683, Settlements, A.P. & Ors. Vs M.R. Apparao & Anr., 2002 4 SCC 638 and in the case reported in 1997 (8) SCC 522 S.S. Bola and others vs. B.D.Sardana and others, it has been held that the legislature, by an enactment, cannot nullify the mandamus or direction issued by the Court in exercise of power of judicial review as that would amount to transgression by legislature in the field occupied by the judiciary, to quote relevant portion from Bola and others (supra)-
"The constitutional courts as sentinel on the qui vive, have fundamental duty and responsibility to build an egalitarian social order under the rule of law. In the exercise of the power of judicial review the Judges of the constitutional courts must, of necessity, be judicial statesmen. Judicial review is a linkage between t he individual liberties and social interest, political stability to counterbalance the ultra vires Acts or actions by judicious decision. Separation of powers among the legislature, the executive and the judiciary is also a basic feature of the Constitution. The unconstitutionality of the Acts/actions arises from violation of the fundamental rights, separation or distribution of powers under the Constitution between the three wings of the Stare or to prevent violation of constitutional limitations or restrictions. In adjudicating the constitutionality of an Act/action the courts evolve diverse principles wrapped up with constitutional ethos to pass on its constitutionality. Thereby, judicial review alerts the legislature/the executive that their Acts/actions, should conform to the constitutional requirements or avert the constitutional lapses without trenching upon or trespassing into the field assigned to the other wings of the State and develop mutual respect for each other's powers and functions. It is settled law that if the language in the Act/section/clause is clear and unambiguous it is not necessary to fall back upon the Statement of Objects and Reasons of the Act to cull out the intention. Therefore, we need not burden the judgment by citing copious precedents in this behalf. In adjudging the constitutionality of an Act or action, it is their function to find out whether the vice pointed out by the courts or invalidity suffered by the previous law, is cured, complying with the constitutional/legal requirements as was pointed out in the previous judgment by applying the primary tests viz., whether legislature is competent to enact the law and whether the Act is consistent with the constitutional requirements. The legislature has no power to overrule the decision of a constitutional court by mere declaration, without properly and constitutionally removing the base upon which the previous decision was founded; nor has it the power to direct that the decision of the court does not bind the State or its instrumentalities.
In a democracy governed by the rule of law, the legislature exercises its power under Articles 245 an 246 and other companion articles read with the specified entries in the respective lists of the Seventh Schedule to the Constitution. Power to legislate law would include the power to amend the law, to enact a new law, and in an appropriate case, with retrospective effect. The legislature in enacting new law or amending the existing law or revalidating the law has power to alter the language in the statute by employing the appropriate phraseology and to put up its own interpretation inconsistent with that put up by the court in an earlier judgment on the basis of the pre-existing law and to suitable make new law, amend the law or alter the law removing the base on which the previous decision was founded. If a legislature finds that the interpretation given by the court to the existing law is inconsistent with the constitutional or public policy or the objects of the Act intended to be achieve, the legislature has power to enact new law, or amend the law consistent with constitutional or public policy sought to be achieved by the statute. Such an enactment must generally be prospective and not retrospective in nature.
The legislature in enacting the law cannot, without anything more, by a mere declaration, directly overrule, revise or override a judicial decision. It can render the judicial decision ineffective only by enacting valid law on the subject within its legislative competence fundamentally altering or changing the character prospectively or retrospectively. The changes or altered conditions have to be such that the previous decision would not have been rendered by the Court had those conditions existed at the time of declaration of the law in the previous decision as invalid. It is also empowered to give effect to the Acts so enacted or revalidated prospectively or retrospectively with a deemed date or with effect from a particular date.
The legislative judgment, by a facade of compliance or removal of the base, cannot render the decision or mandamus issued by the Court ineffective or invalid by a declaratory law that the previous decision of the Court is illegal or inequitous. Such a declaration is not conclusive, but is subject to judicial review. Th real test is the effect of the legislation tested on the touchstone of the Constitution and its direct result on the declaration of law as interpreted earlier or the mandamus/direction issued by the Court in the previous litigation.
The writ of mandamus or direction issued by the Court cannot be nullified by a legislative fiat, unless the base is removed within the constitutionally permissible limits. However, the doctrine of incidental power, cannot be extended to the exercise of the legislative power colourably or by fraud on the constitution."
The proposition of law which emerges from the catena of judgment of Hon'ble Supreme Court is that the legislature exercising powers within the legislative ambit may legislate law by amending the statute or framing rules to override the judgements of the Court that too within four corners of constitutional provision and not by colourable exercise of power but in any case executive or legislature are not competent to overrule or override the judgements by executive instructions.
151. Executive does not possess inherent power to exercise constituent or legislative functions as such powers of constitutional amendment or of legislation cannot be exercised under inherent power by the head of the executive like Chief Minister, Governor or President. Thus, the executive cannot usurp the constituent or legislative function. In United States of America, President Truman issued a direction on 8th April, 1952 to his Commerce Secretary to take over all the steel industries of the entire nation and operate the same under the plea of emergency and avoid national calamity. The Supreme Court of America turned down the plea and the case is reported in (1952) 342 US 579 Youngstown Sheet and Tube Co. vs. Sawyer. Supreme Court ruled that "with all its defects, delay and inconvenience" men have discovered no technique for long preserving fiat Government except that the executive be under law, and that the law be made by parliamentary deliberations.
152. In India, aforesaid principles has been followed in the case of Privy Purse reported in AIR 1971 SC 530 Madhav Rao Scindia vs. Union of India. Hon'ble Supreme Court held that "What a legislation cannot do, the executive could not do obviously. Their Lordships ruled that the basic principle of law is that every executive action, if it is to operate to the prejudice of any person, must be supported by some legislative authority. Earlier to Privy Purse case, the same has been held in the case reported in AIR 1967 SC 1170 State of MP vs. Bharat Singh.
153. Aforesaid principle has been reiterated by the Supreme Court in the case reported in 2003 (4) SCC 399 People's Union for Civil Liberties and another vs. Union of India and another. In one other judgment reported in 2002 (4) SCC 356 M.C.Mehta vs. Union of India, Hon'ble Supreme Court ruled that its order cannot be nullified or modified or in any way by any administrative decision of Central Government or State Government.
154. In 1990 (4) SCC 627 , Dr. Dinesh Kumar vs. Moti Lal Nehru, Medical College, the Hon'ble Supreme Court held that the direction of the Supreme Court are not intended to be brushed aside or overlooked or ignored. Meticulous compliance is only way to respond to the direction of the Court.
155. In 1993 Supp. 4 SCC 595 S. Nagraj and others vs. State of Karnataka and another, their lordships of Supreme Court held that if any order of competent court is erroneous, mistaken or improperly obtained, they cannot be substituted, altered, modified by the executive authorities according to their own views. They will be still binding. However, remedy can be had only from higher court or from the same court, to quote relevant portion:-
"Of all these things respecting which learned men dispute". said Cicero, "there is none more important than clearly to understand that we are born for justice and that right is founded not in opinion but in nature." This very idea was echoed by James Madison (The Federalist No. 51 page 352), He said: "Justice is the end of government. It is the end of the civil Society. It ever has been and ever will be pursued, until it be obtained or until liberty be lost in the pursuit."
156. In a case reported in 1995 (6) SCC 614 Nand Kishor vs. State of Punjab, Hon'ble Supreme Court ruled that keeping with the plenary function of the Supreme Court under Article 141 of the Constitution, for the Court is not merely the interpreter of the law as existing but much beyond that. The Court as a wing of the State is by itself a source of law, to quote:-
"When this Court strikes down a statutory provision holding it to be unconstitutional, it derives its authority to do so under the Constitution. Under Article 141, the law declared by it is of a binding character and as commandful as the law made by a legislative body or an authorised delegatee of such body. The Court is thus a "competent authority" within the scope of the words above emphasized. On the other hand the majority view expressed in the Full Bench decision that "the Courts of record including the Supreme Court only interpret the law as it stands but do not purport to amend the same. Their Lordships' decision declare the existing law but do not enact any fresh law". is not in keeping with the plenary function of the Supreme Court under Article 141 of the Constitution, for the Court is not merely the interpreter of the law as existing but much beyond that. The Court as a wing of the State is by itself a source of law. The law is what the Court says it is. Patently the High Court fell into an error in its appreciation of the role of this Court."
157. In 1988 (Supp) SCC 472 All India Reporter Karmachari Sangh v. All India Reporter Limited, Hon'ble Supreme Court reiterated that judgments are binding under Article 141 of the Constitution of India and the decision of Supreme Court almost are important as rules and regulations passed by the competent legislature, to quote relevant portion:-
" Article 141 of the Constitution provides that the law declared by Supreme Court shall be binding on all courts within the territory of India. Even apart from Article 141 of the Constitution the decisions of the Supreme Court, which is a court of record, constitute a source of law as they are the judicial precedents of the highest court of the land. They are binding on all the courts throughout India. Similarly the decisions of every High Court being judicial precedents are binding on all courts situated in the territory over which the High Court exercises jurisdiction. Those decisions also carry persuasive value before courts which are not situated within its territory. The decisions of the Supreme Court and of the High Courts are almost as important as statutes, rules and regulations passed by the competent legislatures and other bodies since they affect the public generally. It is well-known that the decisions of the superior courts while they settle the disputes between the parties to the proceedings in which they are given they are the sources of law in so far as all others are concerned. As soon as a decision is rendered the members of the public would be interested in knowing it. At any rate lawyers and others connected with courts and judicial proceedings who constitute a substantial section of the public are interested in knowing the contents and the effect of the decisions."
158. In one other case reported in 1996 (6) SCC 44 Union of India and Others vs. Dhanwanti Devi, while considering the ratio decidendi of a case, Supreme Court ruled that a question arises in a case may constitute a precedent and no matter for what reason the decision is taken, to quote:-
"The concrete decision alone is binding between the parties to it, but it is th abstract ratio decidendi, ascertained on a consideration of the judgment in relation to the subject matter of the decision, which alone has the force of law and which, when it is clear what it was, is binding.. It is only the principle laid down in the judgment that is binding law under Article 141 of the Constitution. A deliberate judicial decision arrived at after hearing an argument on a question which arises in the case or it put in issue may constitute a precedent, no matter for what reason, and the precedent by long recognition may mature into rule of stare decisis. It is th rule deductible from the application of law to the facts and circumstances of the case which constitutes its ratio decidendi.
159. It is trite law that ordinarily even a obiter dicta is strictly obeyed and followed. Sometime, well considered obiter dicta is taken as precedent vide 1989 (1) SCC 272 Saiyada Musarrat s. Hindustan Steel Ltd, Bhilai Steel Ltd.
Ordinarily, the statement which are not part of ratio decideni constitutes obiter dicta and are not authoritative but in case the obiter dicta is the part of ratio decideni and has got direct nexus with it, then it may be binding.
160. In 1975(1) SCC 794 Municipal Committee, Amritsar vs. Hazara Singh, it has been held that even obiter dictum of Supreme Court should be accepted as binding but statements on matter other than law have no binding force.
161. In a case reported in 2007 (5) SCC 428, Oriental Insurance Company Ltd. vs. Meena Variyal, the Supreme Court ruled that obiter dicta of Supreme Court are binding on High Courts in absence of direct pronouncement on that question elsewhere by Supreme Court but so far as Supreme Court is concerned, it has got persuasive authority.
162. From the reading of different judgments of Supreme Court and High Courts, there appears to be no doubt to hold that ordinarily the obiter dicta of higher Forum like Supreme Court shall be binding. Otherwise also judicial propriety demands that High Court must follow the observations of Supreme Court and in the absence of any contrary pronouncement on the issue involved, obiter dicta of Supreme Court shall be precedents to decide the dispute. In case the obiter dicta has got direct nexus with the ratio decideni or it is part and partial of ratio decideni, then the High Court or the Government will have got no right to deviate from the observation made by Hon'ble Supreme Court.
163. In the present case, it appears to be wilful disobedience of the different pronouncements of Hon'ble Supreme Court and this Court, particularly, the judgment of Virendra Pal Singh Rana and Johri Mal (supra). In a recent case reported in JT 2011(11)SC 544 Kanwar Singh Saini versus High Court of Delhi, their Lordships of Hon'ble Supreme Court while accepting the arguments of the counsel, reaffirmed the proposition of law that whenever there is wilful disobedience or contumacious conduct deliberately flouting the order of the court, it amounts to contempt. To reproduce relevant portion; to quote :
"23. Learned counsel for the contesting respondent has placed a very heavy reliance on the judgments of this Court in Palitana Sugar Mills Private Limited and another versus Vilasiniben Ramachandran and others. [JT 2007 (5) SC 83 : 2007 (15) SCC 218], and C. Elumalai and others versus A.G.L. Irudayaraj and another [JT 2009 (4) SC 241 AIR 2009 SC 2214], wherein this court held that wherever there is a wilful disobedience/contumacious conduct, deliberate flouting of the order of the court, it amounts to contempt and it becomes the duty of the court to exercise its inherent power to set the wrong right as a party cannot be permitted to perpetuate the wrong by disobeying the order further."
164. Keeping in view the aforesaid broader principle and proposition of law, the division bench of this court in the case of Virendra Pal Singh Rana (supra), Shailendra Kumar Ojha(supra) and the judgment of Hon'ble Supreme Court in Johrimal (paras 85,86 and 87) readwith the case of Hirendra Pal Singh (para 20) alongwith other judgments are binding precedents, and government has got no right to violate the same.
165. The appointment of District Government Counsel being regulated by Government Order compiled in the form of LR Manual, the impugned government order could not have been issued in derogation of the consistent views and opinion expressed by various pronouncement of this Court and Hon'ble Supreme Court. The impugned Government order is not only arbitrary and an instance of non application of mind to various pronouncements of Supreme Court but being violative of mandamus of this Court and judgment of Supreme Court (supra), hence it is contemptuous.
(VIII) UNDERTAKING/STATEMENT BEFORE THE COURT, SHIFTING OF STAND AND CHANGE OF GOVERNMENT
166. In Johri Mal (supra), as we have observed, a statement; rather an undertaking was given before Hon'ble Supreme Court by the State of U.P that the U.P. Amendment deleting the Sub Sections (4), (5) and (6) of Section 24 of the CrPC shall not make any difference since the L.R. Manual is more exhaustive, elaborate and comprehensive and include the provision to obtain opinion of the District Judge while making appointment on the post of District Government Counsel. Learned counsel for the State stated before the Hon'ble Supreme Court that the Legal Remembrancer in accordance with the provision contained in the L.R. Manual being exhaustive and being a complete Code in itself shall make the selection process independent, though Hon'ble Supreme Court doubted that the State Government shall adhere to its stand. Statement made before the court or undertaking given is binding. It shall always be obligatory on the part of the State Government or the litigants to adhere the undertaking or statement given before the Court vide 2008 Vol. 10 SCC 186 Shankeraj Ganesh versus Mahadev Vinayak and 2008 (10) SCC 795 Mahesh Kumar Gandhi versus Mohammad Tajir Ali and others.
167. In a case reported in (1995)6 SCC 249 Vasudevan versus T.R. Dhananjaya, their Lordships of Hon'ble Supreme Court have expressed deep concern with regard to the defiance of the orders passed by the Supreme Court. Relevant portion is reproduced as under :
"..................It is really to see that unflinching faith of the people in the courts remains intact. But, if the order of even the highest Court of the land is allowed to be wilfully disobeyed and a person found guilty of contempt ois let off by remitting sentence on plea of mercy, that would send wrong signals to everybody in the country. It has been a sad experience that due regard is not always shown even to the order of the highest Court of the country. Now, if such orders are disobeyed, the effect would be that people would lose faith in the system of administration of justice and would desist from approaching the Court, by spending time, money and energy to fight their legal battle.................................."
In one another case reported in 1985 SCC (Cri) 517 Balram Singh versus Bhikam Chand Jain and others, their Lordships again expressed their concern with regard to disobedience of the orders of the Court and observed :
"7..........We must take serious view of the conduct of the contemnors in committing a breach of the undertaking in view of the growing tendency to trifle with the Court's orders based on undertakings with impunity."
168. In Johri Mal (supra) while defending the State amendment of 1991 with regard to deletion of Sub Sections (4), (5) and (6) of Section 24 of the CrPC, the State has taken a stand that the L.R. Manual is exhaustive enough and it includes the provision to obtain opinion of the District Judge. Now, whether the State can change its stand under the same facts and circumstances and the cause of action ? In case the State takes a stand before the court in a matter based on same facts and circumstances defending its action, then it shall not be open for the State to change its stand. Only option open for the State Government is to move appropriate application to the Court concerned or adhere to the stand taken before the court, that too before the highest court of the country, I.e the Supreme Court of India. The stand taken by the State Government with regard to mandatory requirement for the opinion of the District Judge before the Supreme Court in the case of Johri Mal(supra) is not open to review unless appropriate application is moved before the court with regard to change of stand or Supreme Court grants permission for the purpose.
It is a matter of unflinching faith of the peoples in the courts and must remain intact. If the order or observation of the highest court of the country is sidelined or stand taken before the highest court of land is circumvented or changed, the peoples shall lose the faith in the administration of justice and it shall be anti-thesis to the rule of law and purity of the administration of justice.
169. From the argument advanced by the parties' counsel, one of the reason which seems to be a ground to defend the State action in issuing the Government Order dated 17.4.2011 is the passage of time and change of government. While deciding a case in Service Bench Writ Petition No.980 of 2007 Dr. Yaduvir Singh versus State of U.P., a Division Bench of this Court, of which one of us(Hon'ble Devi Prasad Singh, J) was a member, held that with the change of government, the decision taken by the earlier government cannot be changed arbitrarily. The successor government is bound to the decision taken by the earlier government unless the decision taken suffers from substantial illegality or the abuse of power vide 2006 Vol. 4 SCC 683 State of Karnataka versus All India Manufacturers Organisation, 2004 Vol. 4 SCC 714 State of U.P and another versus Johri Mal and 2002 Vol. 2 SCC 507 State of Haryana versus State of Punjab.
170. Though the State Government has got right to issue fresh Government Order with regard to subject matter in question but as held (supra), a Government Order cannot be issued changing the earlier provision in case earlier one has been affirmed by the Supreme Court expressing the necessity for its continuance. Even if there is a change of government, it shall be binding on the subsequent government except to change the same in the event of substantial illegality with the leave of court.
171. In a recent case reported in 2088 Vol 8 SCC 737 State of Tamilnadu and others versus K. Shyam Sunder and others, Hon'ble Supreme Court has considered this aspect of the matter and including the aforementioned cases. Their Lordships held that the government action should be tested on the touchstone of justice, equity and fair play and in case the reasons are not based on values but to achieve popular accolade, the decision cannot be allowed to operate. To reproduce relevant portion from the judgment of K. Shyam Sunder (supra); to quote :
"31. The Government has to rise above the nexus of vested interests and nepotism and eschew window-dressing.
"36...the principles of governance have to be tested on the touchstone of justice, equity, fair play and if a decision is not based on justice, equity and fair play and has taken into consideration other matters, though on the face of it, the decision may look legitimate but as a matter of fact, the reasons are not based on values but to achieve popular accolade, that decision cannot be allowed to operate".
(Vide: Onkar Lal Bajaj v. Union of India SCC p. 691, para 36).
32. In State of Karnataka v. All India Manufacturers Organisation, this Court examined under what circumstances the government should revoke a decision taken by an earlier Government. The Court held that an instrumentality of the State cannot have a case to plead contrary from that of the State and the policy in respect of a particular project adopted by the State 2Government should not be changed with the change of the government. The Court further held as under:- (SCC p. 706, para 59) "59...It is trite law that when one of the contracting parties is State within the meaning of Article 12 of the Constitution, it does not cease to enjoy the character of "State" and, therefore, it is subjected to all the obligations that "State" has under the Constitution. When the State's acts of omission or commission are tainted with extreme arbitrariness and with mala fides, it is certainly subject to interference by the Constitutional Courts." (Emphasis added)
33. While deciding the said case, reliance had been placed by the Court on its earlier judgments in State of U.P. v. Johri Mal, and State of Haryana v. State of Punjab. In the former, this Court held that the panel of District Government Counsel should not be changed only on the ground that the panel had been prepared by the earlier Government. In the latter case, while dealing with the river water-sharing dispute between two States, the Court observed thus: " (SCC p. 538, para 16) "16.........in the matter of governance of a State or in the matter of execution of a decision taken by a previous Government, on the basis of a consensus arrived at, which does not involve any political philosophy, the succeeding Government must be held duty-bound to continue and carry on the unfinished job rather than putting a stop to the same."
34. In M.I. Builders (P) Ltd. v. V. Radhey Shyam Sahu, while dealing with a similar issue, this Court held that Mahapalika being a continuing body can be estopped from changing its stand in a given case, but where, after holding enquiry, it came to the conclusion that action was not in conformity with law, there cannot be estoppel against the Mahapalika.
35.Thus, it is clear from the above that unless it is found that act done by the authority earlier in existence is either contrary to statutory provisions, is unreasonable, or is against public interest, the State should not change its stand merely because the other political party has come into power. Political agenda of an individual or a political party should not be subversive of rule of law."
172. In view of above, the impugned Government Order could not have been issued by the State Government in contravention of various pronouncements of Hon'ble Supreme Court and of this Court, mainly because of change of government or for any reason whatsoever that too without discussing as to how the judgment of Hon'ble Supreme Court and this Court suffers from illegality or necessity arisen by the passage of time.
173. One of the arguments advanced by the learned counsel for the State Shri R.K. Singh is of choice and discretion of the State in appointment of government counsel. In democratic polity, as held by the Hon'ble supreme court, in a catena of judgments, no public body, authority or institution possess unfettered discretion. The discretion should be exercised only for public good and not for any other purpose. While exercising discretion, the State authorities are not applying their mind to secure own interest but they are discharging their statutory obligation to secure public interest.
174. In Sharp v. Wakefield, reported in 1891 AC 173, 179, Lord Halsbury rightly observed as under:-
''[D]iscretion' means when it is said that something is to be done within the discretion of the authorities that something is to be done according to the rules of reason and justice, not according to private opinion..... according to law and not humour. It is to be, not arbitrary, vague, and fanciful, but legal and regular. And it must be exercised within the limit, to which an honest man competent to the discharge of his office ought to confine himself...."
175. Hon'ble Supreme Court in a case reported in 2004(2) SCC 590; Union of India v. Kuldeep Singh has held that the discretion is to know through law what is just. To quote:-
"Discretion is to know through law what is just. Where a judge has and exercises a judicial discretion his order is unappealable unless he did so under a mistake of law or fact or in disregard of principle, or after taking into account irrelevant matters. It will help to show this if it can be shown that there were no materials on which he could exercise his discretion in the way he did......"
Their Lordships of Hon'ble Supreme Court further proceeded to hold as under:-
"20. When anything is left to any person, judge or Magistrate to be done according to his discretion, the law intends it must be done with sound discretion, and according to law. (See Tomlin's Law Dictionary) In its ordinary meaning, the word "discretion" signifies unrestrained exercise of choice or will; freedom to act according to one's own judgment; unrestrained exercise of will; the liberty or power of acting without control other than one's own judgment. But, when applied to public functionaries, it means a power or right conferred upon them by law, of acting officially in certain circumstances according to the dictates of their own judgment and conscience, uncontrolled by the judgment or conscience of others. Discretion is to discern between right and wrong; and therefore, whoever hath power to act at discretion, is bound by the rule of reason and law. (See Tomlin's Law Dictionary)
21.Discretion, in general, is the discernment of what is right and proper. It denotes knowledge and prudence, that discernment which enables a person to judge critically of what is correct and proper united with caution; nice discernment, and judgment directed by circumspection; deliberate judgment; soundness of judgment; a science or understanding to discern between falsity and truth, between wrong and right, between shadow and substance, between equity and colourable glosses and pretences, and not to do according to the will and private affections of persons. When it is said that something is to be done within the discretion of the authorities, that something is to be done according to the rules of reason and justice, not according to private opinion; according to law and not humour. It is to be not arbitrary, vague, and fanciful, but legal and regular. And it must be exercised within the limit, to which an honest man, competent to the discharge of his office out to confine himself (per Lord Halsbury, L.C., in Sharp v. Wakefield). (Also see S.G. Jaisinghani v. Union of India)
22. The word ''discretion' standing single and unsupported by circumstances signifies exercise of judgment, skill or wisdom as distinguished from folly, unthinking or haste; evidently therefore a discretion cannot be arbitrary but must be a result of judicial thinking. The word in itself implies vigilant circumspection and care; therefore, where the legislature concedes discretion it also imposes a heavy responsibility. "The discretion of a judge is the law of tyrants; it is always unknown. It is different in different men. It is casual, and depends upon constitution, temper and passion. In the best it is often times caprice; in the worst it is every vice, folly, and passion to which human nature is liable." Said Lord Camden, L.C.J., in Hindson and Kersey".
176. In view of above in case the statutory discretion is vested in an authority then such discretion should be exercised not in arbitrary, whimsical and fanciful manner. It must be reflected from the outcome of event that the authority concerned has exercised discretion within the sound principle of law, skill and wisdom with vigilant circumspection and care. The discretionary power imposes a heavy responsibility on a person or authority. The latitude or liberty accorded by statute, Circular or Order to the higher authority does not permit to exercise such power in unjust and unfair manner. In the case of Kuldeep Singh (supra), their Lordships of Apex Court further held as under:-
" If a certain latitude or liberty is accorded by a statute or rules to a judge as distinguished from a ministerial or administrative official, in adjudicating on matters brought before him, it is judicial discretion. It limits and regulates the exercise of discretion, and prevents it from being wholly absolute, capricious, or exempt from review."
(IX) DOCTRINE OF FINALITY
177. We have taken note of the order, passed by Hon'ble Supreme Court (supra) while disposing of the Special Leave Petition against the judgment of this Court in the case of Shailendra Kumar Ojha(Supra). Thus, the question with regard to opinion of the District Judge attained finality up to the Apex Court. It is unfortunate; rather unfair on the part of the State Government not to apprise Hon'ble Supreme Court in subsequent proceedings with regard to finality of issue adjudicated by this Court. There appears to be concealment of fact on the part of the State Government, coupled with unfair practice. Not only the State Government but office of the Legal Remembrancer has also not approached the Court and even Hon'ble Supreme Court with clean hands. Doctrine of finality is the well settled proposition of law and once an issue is finally adjudicated by the court, then it is not open to be re-agitated under the writ jurisdiction or the judgment cannot be overruled by executive instructions (supra). Even the correctness of the judgment could not be looked into in later proceedings.
Keeping in view the fact that Hon'ble Supreme Court has issued a mandamus directing the State of U.P to comply with the judgment of Shailendra Kumar Ojha (supra) whereby consultation with the District Judge has been upheld, it was not open to the State of U.P to issue the impugned Government Order amending the L.R. Manual contrary to mandamus issued by this Court as well as Hon'ble Supreme Court unless direction issued by the Hon'ble Supreme Court would have been modified at the behest of the State Government. This fact has not been brought into notice of this Court and Hon'ble Supreme Court in subsequent proceedings by the State Government or office of the Legal Remembrancer.
178. Correctness of a judicial order, which has attained finality cannot be examined in a writ jurisdiction. (Vide Naresh Shridhar Mirajkar versus State of Maharastra, AIR, 1967 SC 1; Chief Secretary to Govt of Andhra Pradesh and another versus V.J. Cornelius etc., AIR 1981 SC 1099; Cotton Corporation of India Limited versus United Industrial Bank Limited, AiR 1983 SC 1272; Khoday Distilleries Limited and another versus Registrar General, Supre Court of India, (1996)3 SCC 114; A.R. Antulay versus R.S. Nayak and another, AIR 1988 SC 1531; State of West Bengal and others versus Debdas Kumar and others, 1991 Supp (1) SCC 138 and Krishna Swamy versus Union of India, AIR 1993 SC 1407).
179. Hon'ble Supreme Court in Krishna Swami (supra) further explained that Art 32 petition filed in A.R. Antulay's case (supra) challenging the decision of the Hon'ble Supreme Court was dismissed and it was only in an appeal filed subsequently by A.R. Antulay against an order of the Bombay High Court made during trial, the relief was granted to him. While dismissing the earlier writ petition under Art. 32 of the Constitution filed by Antulay, the Hon'ble Supreme Court had observed as under :
".......it is the decision and not the reasons in support thereof, even if threr is additional material that was subsequently discovered, it would be little avail to assail the correctness of the judgment......
The writ petition challenging the validity of the order and judgment passed by the Court as nullity or otherwise incorrect, cannot be entertained.........."
Similar view has been reiterated by Hon'ble Supreme Court in P. Ashokan versus Union of India and others, AIR 1998 SC 1219.
Thus, it is neither permissible nor desirable to disturb the judgments and decrees which have attained finality.
180. The argument, advanced by Mr. Raghvendra Kumar Singh, learned counsel appearing on behalf of the State of U.P seems to be incorrect on the premises that the dismissal of Special Leave Petition was mechanical one. It is evident from the order of Hon'ble Supreme Court (supra) that while dismissing the Special Leave Petition, their Lordships of Hon'ble Supreme Court have affirmed the judgment not by mechanical order but by a speaking order, may be in brevity.
Otherwise also, question relates to finality of an issue adjudicated by this Court affirmed by Hon'ble Supreme Court. The issue which has been finally adjudicated is not open to judicial review in subsequent proceedings (supra). Hence, on this score also, the State Government exceeded its jurisdiction while passing the impugned Government Order amending the L.R. Manual contrary to the mandate of Virendra Pal Singh Ran's case (supra), followed by Shailendra Kumar Ojha's case(supra).
(X) SECTION 25-A OF THE CODE OF CRIMINAL PROCEDURE & REPUGNANCY
181. The Code of Criminal Procedure was amended by Act of Parliament, i.e. CrPC (Amendment) Act, 2005 enforced from 23.6.2006 vide notification dated 21.6.2006. Section 25-A has been added. For convenience, the same is reproduced as under :
"[25-A (1) The State Government may establish a Directorate of Prosecution consisting of a Director of Prosecution and as many Deputy Directors of Prosecution as it thinks fit.
2. A person shall be eligible to be appointed as a Director of Prosecution or a Deputy Director of Prosecution, only if he has been in practice as an advocate for not less than ten years and such appointment shall be made with the concurrence of the Chief Justice of the High Court.
3. The Head of the Directorate of Prosecution shall be the Director of Prosecution, who shall function under the administrative control of the Head of the Home Department in the State.
4. Every Deputy Director of Prosecution shall be subordinate to the Director of Prosecution.
5. Every Public Prosecutor, Additional Public Prosecutor and Special Public Prosecutor appointed by the State Government under sub-section (1), or as the case may be, sub section (8), of section 24 to conduct cases in the High Court shall be subordinate to the Director of Prosecution.
6. Every Public Prosecutor, Additional Public Prosecutor and Special Public Prosecutor appointed by the State Government under sub section (3) or as the case may be, sub section (8), of section 24 to conduct case in District Courts and every Assistant Public Prosecutor appointed under sub section (1) of section 25 shall be subordinate to the Deputy Director of Prosecution.
7. The powers and functions of the Director of Prosecution and the Deputy Directors of Prosecution and the areas for which each of the Deputy Directors of Prosecution have been appointed shall be such as the State Government may, by notification specify.
8.The provisions of this section shall not apply to the Advocate General for the State while performing the functions of a Public Prosecution."
The provisions contained in Section 25-A have been enacted by the Parliament keeping in view the worldwide steps taken to make the prosecution agency independent and uninfluenced by the political system. The prosecuting branch in United States of America and England are independent. They are not under the government or the politicians. While assisting the Court, they have right to take independent decision and if necessary, they may decline to consent for prosecution.
Addition of Section 25-A is the major step taken by the Parliament to make the prosecuting branch independent being necessary for the purity of administration of justice and check the abuse of power by the elected representatives while holding public office in the government.
Section 25-A provides that the government shall establish a Directorate of Prosecution and the Director of Prosecution shall be appointed with the concurrence of the Chief Justice of the High Court.
182. According to Law Lexicon Dictionary, the word, "concurrent" has been defined as under :
"Concurrent. Having the same authority; acting in conjunction; existing together agreeing in the same act; contributing to the same event; contemporaneous; running together; co-operating ; contributing to the same effect; accompanying; conjoined; associate; concomitant; joint and equal (as) concurrent sentences. Running together in time or space; covering the same ground."
Accordingly, the Parliament to its wisdom has made mandatory to establish Directorate of Prosecution under whose supervisory control, the lawyers of High Court and Supreme Court shall discharge their obligation keeping themselves independent of the government interference.
183. Though, Section 25-A shall not substitute the deleted Sub Sections (4), (5) and (6) of Section 24 but intention of the Parliament is quite clear and being a provision of the statute, it shall be obligatory on the part of the State not to do anything which may go contrary to the spirit of Section 25-A of the CrPC. In case the impugned Government Order dated 17.4.2011 is sustained, it shall amount to permit the State Government to discharge its obligation in the matter of appointment of government counsel contrary to the spirit and ethos of statutory provisions provided under Section 25-A of the CrPC (supra).
184. There is one other reason why the government could not have passed the impugned order. Article 254 deals with inconsistency between the law made by the Parliament and the law made by the Legislature of the State. It further provides that in the event of conflict the law framed by the Parliament shall prevail. The proviso to Clause (2) further provides that the Parliament will have right to enact at any time any law with respect to the same matter including a law adding to, amending, varying or repealing the law so made by the Legislature of the State. Article 254 is reproduced as under :
"254. (1) If any provision of a law made by the Legislature of a State is repugnant to any provision of a law made by Parliament which Parliament is competent to enact, or to any provision of an existing law with respect to one of the matters enumerated in the Concurrent List, then, subject to the provisions of clause ( 2 ), the law made by Parliament, whether passed before or after the law made by the Legislature of such State, or, as the case may be, the existing law, shall prevail and the law made by the Legislature of the State shall, to the extent of the repugnancy, be void.
(2)Where a law made by the Legislature of a State with respect to one of the matters enumerated in the concurrent List contains any provision repugnant to the provisions of an earlier law made by Parliament or an existing law with respect to that matter, then, the law so made by the Legislature of such State shall, if it has been reserved for the consideration of the President and has received his assent, prevail in that State:
Provided that nothing in this clause shall prevent Parliament from enacting at any time any law with respect to the same matter including a law adding to, amending, varying or repealing the law so made by the Legislature of the State".
Now, it is settled proposition of law that the Union law shall prevail over the law made by the State and any law made by the Parliament at later stage to the extent of repugnancy will override the State law and will have binding effect vide AIR 1959 SC 648 Deep Chand versus State of U.P., AIR 1959 SC 749 Premnath Kaul versus State of J. & K, AIR 1954 SC 752 Zaverbhai Amaidas versus State of Bombay.
It is further settled law that the repugnancy is not further confined where there is a direct conflict between the two legislatures. It may arise where both laws operate in the same field and the two cannot possibly stand together vide AIR 1979 SC 898 Karunanidhi M. versus Union of India.
In the case of Karunanidhi (supra), Hon'ble Supreme Court held as under :
"35. In the case of Megh Raj and Ors. v. Allah Rakhia and Ors. where Varadachariar, J. speaking for the Court pointed out that where as in Australia a provision similar to Section 107 of the Government Of India Act, 1935 existed in the shape of Section 109 of the Australian Constitution, there was no corresponding provision in the American Constitution. Similarly, the Canadian cases have laid down a principle too narrow for application to Indian cases. According to the: learned Judge, the safe rule to follow was that where the paramount legislation does not purport to be exhaustive or unqualified there is no inconsistency and in this connection observed as follows:
The principle of that decision is that where the paramount legislation does not purport to be exhaustive or unqualified, but itself permits or recognises other laws restricting or qualifying the general provision made in it, it cannot be said that any qualification or restriction introduced by another law is repugnant to the provision in the main or paramount law.
The position will be even more obvious, if another test of repugnancy which has been suggested in some cases is applied, namely, whether there is such an inconsistency between the two provisions that one must be taken to repeal the other by necessary implication."
It should be noticed that under Section 24(8), the government has been empowered to engage special counsel without consultation with the District Judge, that has been diluted, placing such counsel under the subordination of Director, Prosecution who is appointed under Section 25-A with concurrence of the Chief Justice of High Court.
In view of above, a combined reading of Section 25-A and the impugned Government Order by which the L.R. Manual has been amended, would reveal that both cannot stand together. The former make the prosecution branch independent but the latter put it under the State Government. Hence, the impugned government order is violative of Section 25-A and ultra vires.
(XI) OFFICE OF THE LEGAL REMEMBRANCER OF THE STATE OF U.P. AND ITS FAILURE
185. Office of the Legal Remembrancer in the State of U.P is supposed to be an advisory body to the State Government. The Legal Remembrancer holds the rank of District Judge and others of the rank of Additional District Judges or Civil Judge (Senior Division). According to circulars issued from time to time of the High Court, ordinarily, the seniormost District Judges are appointed to the post of Registrar General in the High Court and Legal Remembrancer in the government. However, since decade, the seniority has been given go-bye.
186. Being officers belonging to subordinate judiciary of the State, it is always expected from the Legal Remembrancer and Addl. Legal Remembrancers to tender not only correct but independent and fair advice to the government. They have to stick to rules and with all firmness while giving advice in different matters to the State Government.
187. But it appears that since two or more decades, the judicial officers after joining office of the 'Legal Remembrancer' forget their identity and merge themselves with the stream of bureaucracy. They are following the command of ministers, forgetting their duties and seems to tender advice which suit to the government. This is sorry state of affairs.
188. This fact has been noted by the Hon'ble supreme Court in the case of Kumari Shrilekha Vidyarthi (supra). In the case of Kumari Shrilekha Vidyarthi (supra), the controversy before the Supreme Court was cancellation of appointment of District Government Counsels in the State of U.P by single stroke of pen and by common order passed by the State Government in utter disregard to provisions contained in L.R. Manual. Their Lordships of Hon'ble Supreme Court have shown their deep concern to the falling standard of the office of the Legal Remembrancer of the State of U.P and observed as under :
"43. Non-application of mind to individual cases before issuing a general circular terminating all such appointments throughout the State of U. P. is itself eloquent of the arbitrariness writ large on the face of the circular. It is obvious that issuance of the impugned circular was not governed by any rule but by the whim or fancy of someone totally unaware of the requirements of rule of law, neatly spelled out in the case of John Wilkes more than two centuries back and quoted with approval by this Court almost a quarter century earlier in Jaisinghani's case. We have considered it necessary to re-emphasize this aspect and reiterate what has been said so often by this Court only because we find that some persons entrusted with the task of governance appear to be unaware of the fact that the exercise of discretion they have must be governed by rule, not by humour, whim, caprice or fancy or personal predilections. It also disturbs us to find that the Legal Remembrancer's Department of the State of U. P. which has the duty to correctly advise the State Government in such matters, overlooked the obvious and failed to discharge its bounden duty of correctly advising the State Government in matters of law. We' would like to believe that the impugned circular was issued for want of proper legal advice in this behalf instead of any ulterior motive suggested by the petitioners/appellants."
189. In spite of aforesaid dictum of Kumari Shrilekha Vidyarthi (supra), the Legal Remembrancer of the State had again committed the same wrong while issuing circular dated 17.4.2011 which contains sweeping direction to all the District Magistrates of the State of U.P to send names to fill up the vacancies of District Government Counsels without taking care to the provisions contained in the L.R. Manual. It appears that according to L.R's opinion, it was not necessary to consider the persons working as District Government Counsel for renewal of their services and pass appropriate order with regard to renewal or rejection of their cases in terms of L.R. Manual. It was this circular which was complied by the District Magistrates throughout the State and notices were affixed over the notice board of the respective districts inviting applications within a day or two. In one case, application was invited on the same day within five hours on the instruction issued to the District Magistrate from Lucknow to apprise Chief Minister in a scheduled meeting.
190. During course of hearing of writ petition No.3919(M/B) of 2011 on 28.4.2011, a Division Bench of this Court invited attention to the fact that no panel could be prepared or fresh recruitment can be made in view of settled proposition of law (supra) without considering the renewal of serving incumbents and statement was given that no appointment shall be done unless the case of renewal is considered. To quote relevant portion from the order dated 28.4.2011; to quote :
""Sri D.K. Upadhyay, learned Chief Standing Counsel, at the outset, has stated that the order issued by the Principal Secretary (Law)/Legal Remembrance requiring the District Magistrates to forward the panel of advocates for appointment on the post of Government Counsel in the entire State of U.P., since has been issued without considering renewal of the persons occupying the office including the petitioners, therefore, the panel already sent by the District Magistrates shall not be considered, till the renewal of the petitioners is considered and appropriate orders are passed..
Sri D.K. Upadhyaya, further clarifies that the State Government would not make any fresh appointment unless renewal of the petitioners and all other Government Counsel whose renewal has become due is considered and disposed of.
We, therefore, as an interim measure direct that the panel if already forwarded by the District Magistrates shall not be considered and that the case of renewal of the petitioners as well as others whose renewal is pending consideration shall be considered first and only thereafter if need be exercise for fresh appointment shall be done in accordance with Sub clause 5 of Clause 7.08 of Legal Remembrancer's Manual. The petitioners shall be allowed to discharge their functions and they shall also be paid their remuneration.
Two weeks' time is granted to the learned counsel for the respondents to file counter affidavit.
List thereafter."
191. In spite of undertaking given before this Court, it appears that on one hand, this Court was assured that without considering renewal, no appointment shall be done and on the other hand, on the same day, in violation of the L.R. Manual, that too without intimation to the court, appointment was done with the approval of the Principal Secretary (Law) which has been noted with deep concerned by a Division Bench of this Court while passing an order dated 3.5.2011 (writ petition No.4179 of 2011), relevant portion of which is reproduced as under :
"Notice on behalf of the opposite parties has been accepted by learned Chief Standing Counsel.
We take notice of the fact that on 28.04.2011 this Court issued an interim direction on the specific statement given by the learned Chief Standing Counsel, on the basis of instructions received , that till the matter of renewal of the petitioner is not considered in accordance with rules, no appointment shall be made from the panel already sent. This Court also passed an order that the panel already sent shall not be considered till such time and also if need be exercise for fresh appointment shall be done in accordance with sub-clause 5 of Clause 7.08 of Legal Rememberancer's Manual. Strangely enough, on that very date i.e. 28.04.2011, the present impugned order has been passed under the signature of one Sri Brijesh Kumar, Special Secretary and the approval of the same has been got from Principal Secretary, Law, namely Sri K.K. Sharma.
In case such an order was passed prior to passing� of the the interim order by this Court, the same should have been intimated to the learned Chief Standing Counsel for being apprised to the Court and if the same has been passed after the passing of the interim order then this is a case where interim order passed by this Court has not been followed. The haste in issuing such an order by the respondents requires explanation from� the Principal Secretary, Law.
Sri D.K. Upadhyay, learned Chief Standing Counsel shall seek specific instructions in the matter. "
192. It appears that during the course of hearing of the bunch of writ petitions, a Division Bench of this Court has summoned the Principal Secretary (Law) and Addl. Secretary, Law with record by order dated 10.1.2011. Feeling aggrieved, a Special Leave to Appeal (Civil) No (s). 2357/2011 was filed, in which their Lordships of Hon'ble Supreme Court have passed the following order on 25.1.2011 :
"On the request of Mr. P.S. Patwalia, the learned counsel for the petitioners, the matter is allowed to stand over by two weeks to enable the petitioners to file application for clarification of paragraph 25 of the judgment dated December, 3 2010 rendered by Three Judge Bench of this Court. in Civil Appeal Nos. 10229-30 of 2010.
The interim order impugned in the petition indicates that the High Court had directed by order dated January 6, 2011 that the Principal Secretary (Law) as well as Additional Secretary (Law) shall appear in person alongwith the record with regard to controversy raised in the writ petition and pursuant to the said direction the Principal Secretary, Law Department alongwith learned Advocate General had remained present in the court on January 12, 2011.
Mr. Patwalia learned counsel for the petitioners on instruction states that similar directions have been issued by the High Court in the other writ petitions also.
This Court is of the opinion that the controversy raised in the petitions pending before the High Court has to be decided on the basis of the averments made in the petitions and the averments made in the reply affidavits in the light of decided cases. For the purpose of deciding the controversy raised in the petitions, the presence of Principal Secretary, Law Department and Additional Secretary (Law) is not necessary at all.
Therefore, the direction to the Principal Secretary (Law) and Additional Secretary (Law) to remain present in the Court is stayed till further orders.
List the matter for further hearing after two weeks."
193. Thus, the Hon'ble Supreme Court by the aforesaid order dated 25.1.2011, had directed to decide the issue on the basis of the pleading on record and the argument made by the petitioners and respondents. In the meantime, the case was nominated by Hon'ble Senior Judge of this Court to the present Bench by order dated 25.5.2011. During the course of hearing on 13.9.2011, we have directed Mr. I.H. Farooqui, learned Assistant Solicitor General of India to assist the court by producing the Law Commission's Report with regard to CrPC and amendment done thereon. During hearing, Mr. S.K. Kalia, learned Senior Counsel invited attention to the newspaper reports, according to which, some of the District Government Counsels appointed have criminal antecedent. To reproduce relevant portion from the order dated 13.9.2011 :
"During the course of hearing, attention has also been invited towards the newspaper dated 12th September, 2011, which reveals that in the District Mathura with regard to lawyers' tenure of District Government Counsel, the District Judge has sent an adverse report that he is not competent and even know the basic knowledge of law. Similarly, reports further show that one Sri Noor Ahmed Ansari is a criminal history-sheeter, but he has been appointed as Government Counsel of District Jhansi. In District Mau, Sri Vinod Kumar Pandey and Sri Ram Chandra Pradhan have been appointed as District Government Counsel though they are involved in serious criminal cases. Photo copy of the newspaper dated 12th September, 2011 is taken on record.
Learned Additional Chief Standing Counsel may seek instructions with regard to the antecedents of the said counsels against whom newspaper contains news item. Copy of newspaper be provided to him.
Put up tomorrow i.e. 14.09.2011.
Let a copy of this order be provided to the parties' counsel today itself. "
194. In spite of this order, the Principal Secretary, Law has not filed any affidavit to apprise the court whether the persons having criminal antecedents have been appointed. While producing the record in terms of the order dated 13.9.2011, entire record was not produced containing instructions of the State Government. Attention of the Court was not invited by the learned Standing Counsel with regard to the order passed by Hon'ble Supreme Court on 25.1.2011 (supra).
195. The Principal Secretary, Law appeared on 16.9.2011 in compliance of the order passed by this Court. The records produced before the Court were not complete and the papers contained in the paper book were not in seriatim and kept in utter disregard of Secretariat Manual. Keeping the papers unsystematically always give liberty to the office to change the same or replace by other papers. Relevant portion from the order dated 16.9.2011 is reproduced as under :
"1. Principal Secretary (Law) Sri K. K. Sharma is present in person in pursuance to the order passed by this Court. He has seen the notice dated 28.04.2011, filed as Annexure no. 2 to the writ petition. On query made by the Court, he submitted that no instruction was issued by him or his office to District Magistrate Gautambuddh Nagar to send the list of penal of lawyers on the same day i.e. 20.04.2011. He admits that notice dated 17.04.2011 directing the District Magistrates all over the State to send the panel of lawyers for appointment on the post of District Government Counsels, was sent by his Office. The notice was circulated all over the State. The notice does not provide any specific period to forward the panel of lawyers.
2. Sri K. K. Sharma, Principal Secretary (Law) has produced the compilation of Rules regulating the working of Secretariat under the title "Secretariat Manual". Rules 124, 125, 126 deals with the maintenance of records. Rules 127, 128, 129 deals with the notesheet, which are reproduced as under:-
"i=koyh iath dh vuqdze.kh% 124 tc ,d ubZ i=koyh [kksyh tk; rks o.kZØe vuqØe.kh iath esa mlds 'kh"kZd ;k fo"k;&oLrq ds lkFk&lkFk mldh la[;k dk mYys[k fd;k tk;A vuqØe.kh iath dk j[k&j[kko Hkyh&Hkkafr fd;k tk; rkfd fdlh Hkh fo"k; ls lEcfU/kr i=kfn dks fcuk fdlh foyEc ds 125¼1½ fdlh i=koyh ds nks eq[; Hkkx ¼1½ fVIi.kh rFkk ¼2½ i= O;ogkj gksrs gS vkSj os i`Fkd&i`Fkd vkoj.kks es j[ks tkrs gS A fdlh Hkh i=koyh dks fuEufyf[kr :i es O;ofLFkr fd;k tk; % ¼d½ fVIi.kh vkoj.k vkSj lkja'k dk vkoj.k] ;fn dks gks] ¼[k½ i=&O;ogkj vkoj.k] rFkk ¼x½ i=koyh ds lkFk j[ks ds0MCyw0 vkoj.k rFkk iwoZ vfHkys[k] ;fn dksbZ gksA ¼2½ leLr i=&O;ogkj dks i=koyh ds i=&O;ogkj vkoj.k esa j[kk tk; vkSj izR;sd i`"B ij mldh la[;k fy[kh tk; vkSj mls Vsx esa uRFkh fd;k tk;A yEceku ,oa can i=kofy;ksa esa la[;k;sa mlh dze esa O;ofLFkr dh tk;saA ;fn dksbZ i=koyh Hkkjh gks vkSj fdlh vkoj.k esa i`"Bksa dh la[;k 100 ls vf/kd gks x;h gksrks mDr vkoj.k dks nks [k.Mksa esa foHkkftr dj fn;k tk; vkSj izR;sd vkoj.k ij Li"B :i ls [k.M 1 rFkk [k.M 2] tSlh Hkh fLFkfr gks] fy[k fn;k tk,A ¼3½ fopkjk/khu i= dks fVIi.kh vkoj.k ds ckgj j[kuk pkfg,A fopkjk/khu i=ksa ds fuLrkj.k ds mijkUr mUgsa i=&O;ogkj vkoj.k esa j[kk tk;A lanHkZ nsuk % 126&¼1½ izkfIr;ksa ¼jlhnksa½ esa lUnHkZ nsuk vko';d gSA izkfIr dks i=koyh ds lkFk lacaf/kr leh{kk vf/kdkjh vFkok vuqHkkx vf/kdkjh dks izLrqrdjus ls iwoZ lacaf/kr leh{kk vf/kdkjh izkfIr;ksa dks Hkyh&Hkkafr lanfHkZr djsxkA ¼2½ lacaf/kr leh{kk vf/kdkjh }kjk izkfIr ds igys i`"B ds nk;ha vkSj 'kh"kZ Hkkx esa i=koyh la[;k vkSj Øe la[;k vafdr fd;k tkuk pkfg,A ¼3½ lacaf/kr leh{kk vf/kdkjh i= ds ik'oZ esa fiNys lUnHkkZsa dh Øe la[;k;sa ;fn dksbZ izkfIr esa mfYyf[kr gks] dks fy[ksxk rFkk iwoZ i=ksa ls fiu ls ifpZ;ka yxk;sxkA vko';d gks rks og vU; lEc) i=koyh@i=kofy;ksa ;k iwoZ n`"VkUrksa dks Hkh izLrqr djsxkA ¼4½ ,slh i=kofy;ksa] ftuesa i`Fkd ls dk;Zokgh vkjEHk dh xbZ gks] dks vU; i=kofy;ksa ds lkFk lEc) ugha djuk pkfg,A ;fn fdlh nwljh i=koyh dks lanfHkZr djuk vko';d le>k tk; rks nwljh i=koyh dks lac) djus ds ctk; mlds laxr fcUnqvksa dk lkjk'ka fy[kuk vFkok blds fodYi esa ls mlls vko';d m)j.k ysdj i=koyh esa j[kuk mfpr gksxkA ;fn fdlh i=koyh dks lEc) j[kuk vko';d gks tk, rks bl ckr dk /;ku j[kk tk, fd mls ;Fkk'kh?kz i`Fkd dj fy;k tk;] rkfd lEc) i=koyh esavuko';d :i ls dk;Zokgh vo:) u gks tk;A ;g Hkh /;ku esa j[kk tk; fd lEcfU/kr i=kofy;ka ijLij lEc) dj nh tk;a vkSj i=koyh iath esa iwoZorhZ vkSj vuqorhZ i=kfn ds lanHkZ ds fy;s fufnZ"V Lfkku ij muds ckjs esa ,d fVIi.kh fy[k nh tk;A ¼5½ tc dksbZ i= fdUgha ,sls fo"k;ksa ls lEcfU/kr gks ftu ij nks ;k nks ls vf/kd orZeku i=kofy;ksa esa dk;Zokgh dh tk jgh gks rks ml i= dh ,d izfrfyfi djkdj vFkok mlds m)j.k ysdj mls i`Fkd ls iath esa ntZ fd;k tk; vkSj izR;sd i=koyh esa izLrqr fd;k tk,A 127- fVIif.k;ksa esa fiNysa i=kfn] ;fn dksbZ gks] dk lkjka'k] ,sls iz'u] ;k iz'uksa dk fooj.k ;k fo'ys"k.k ftu ij dk;Zokgh visf{kr gks] dk;Zokgh dh fn'kk ds lEcU/k esa lq>ko vkSj mu ij tkjh fd;s x;s vkns'k] lfEefyr fd;s tk ldrs gSA 128- jkT;iky ;k fdlh ea=h }kjk vfHkfyf[kr dh xbZ fVIi.kh dks dk;Zo`r ¼minutesa½ ds :i esa lanfHkZr fd;k tk;A 129- i=kofy;ksa esa fVIif.k;ksa fdlh ekeys ds egRo ds vuqlkj ewy :i esa ,d leh{kk vf/kdkjh vFkok vuqHkkx vf/kdkjh }kjk fy[kh tkuh pkfg,A vfoyEcuh; ;k egRoiw.kZ ekeys esa i=koyh esa ewy fVIi.kh vf/kdkfj;ksa }kjk Hkh vfHkfyf[kr dh tk ldrh gSA^^
3. Apart from above Rules, Rule, 131, 132, other provisions contained in the manual regulates the functioning of Secretariat office.
4. Record produced before the Court has been shown to the Principal Secretary (Law) who admits that record is not in conformity with the Rules. The purpose of Rule is to ensure that records are kept in proper manner and it may not be manipulated for any reason whatsoever. The record produced before the Court has not been numbered along with note sheet, as provided in the manual. Though, it admittedly, contains the signature of Principal Secretary (Law) at some places along with Brijesh Kumar, Special Secretary on some of the typed note sheets containing remarks.
5. Note-sheet has not been maintained separately. However, it does not contain any direction to District Magistrate to send the panel list on the same day. It shall be relevant to mention that old file of Gautambuddh Nagar seems to contain serial number and note sheet separately to some extent.
6. Principal Secretary (Law) has read the office record and informed the Court that in the office record, the case of Narendra Kumar Singh has been rejected on the ground that it is not necessary to give reason and Government has got power to refuse the renewal without indicating the reason.
7. From the record of the Office, the Principal Secretary (Law), placed before this Court, the proceedings taken with regard to appointment and renewal of District Gautambudh Nagar, is reproduced as under:
''विशेष सचिव जनपद गौतमबुद्घ नगर में जिला शासकीय अधिवक्ता (सिविल) के पद पर श्री देवी शरण शर्मा, वर्ष 1999 से आबद्घ है। जिलाधिकारी की आख्या के अनुसार श्री शर्मा मा० उच्च न्यायालय के स्थगनादेश से कार्यरत है।
जनपद गौतमबुद्घ नगर में जिला शसकीय अधिवक्ता (राजस्व) के पद में श्री एन० के० सिंह, वर्ष 1998 से कार्यरत है। इनके कार्यकाल का नवीनीकरण लम्बित है।
विधि परामर्शी निर्देशिका के प्रस्तर 7.06 (3) में शासन के पास यह शक्ति आरक्षित है कि वह किसी भी समय कोई कारण बताये बिना किसी जिला शासकीय अधिवक्ता की नियुक्ति को समाप्त कर दे। इस सम्बन्ध में सिविल अपील संख्या 3785/2003 उ० प्र० राज्य व अन्य बनाम सत्यव्रत सिंह में मा० उच्चतम न्यायालय ने यह अवधारित किया हैः-
"This Court took the view that in the matter of engagement of District Government Counsel a concept of public office does not come into play. The Choice of the counsel is for the Government and none can claim a right to be counsel. There is no right for appointment of Government Counsel."-2-
इस प्रकार श्री एन० के० सिंह, जिला शासकीय अधिवक्तता (राजस्व) के पदावधि का नवीनीकरण किया जाना उचित नहीं पाया जाता है।
श्री एन० के० सिंह, जिला शासकीय अधिवक्ता (राजस्व) का आबन्धन समाप्त होने योग्य है।
श्री कृष्ण कुमार वर्ष 1999 से जिला शासकीय अधिवक्ता (फौजादारी) के रूप में कार्यरत है। इनके पदावधि के नवीनीकरण हेतु जिलाधिकारी की संस्तुति प्राप्त हुयी है। सम्यक विचारोपरान्त उनके नवीनीकरण कर पुर्ननियुक्त किया जाना उचित प्रतीत होता है।
श्री देवी शरण शर्मा की रिट याचिका संख्या 51460/2005 तथा उनके सम्बन्ध में उनके पदावधि के नवीनीकरण हेतु भेजे गये प्रस्ताव पर महोदय विचार करना चाहें।
कृपया उपयुक्त तथ्यों के क्रम में पत्रावली आदेशार्थ प्रस्तुत है।
ह० अपठनीय ह० अपठनीय
27.4.11 27.4.11
मुहर
प्रमुख सचिव
-3-
श्री देवी शरण के सम्बन्ध में जिलाधिकारी द्वारा भेजे गये नवीनीकरण प्रस्ताव को कार्यालय प्रस्तुत करें।
श्री एन० के० सिंह, जिला शासकीय अधिवक्ता (राजस्व) के पदावधि का नवीनीकरण किया जाना उचित नहीं पाया जाता है। श्री देवी धरण शर्मा, जिला शासकीय अधिवक्ता (सिविल) को मा० उच्च न्यायालय के स्थगनादेश के दृष्टिगत विधिक दृष्टिकोण से कार्यरत रखना उचित है।
श्री कृष्ण कुमार को जिला शासकीय अधिवक्ता (फौजादारी) के पदावधि का नवीनीकरण कर पुर्ननियुक्त किया जाना उचित प्रतीत होता है।
तद्नुसार अनुमोदन निवेदित है।
ह० अपठनीय 28.04.2011 मुहर मा० मुख्य मंत्री जी मा० मुख्यमंत्री जी द्वारा विभागीय प्रस्ताव अनुमोदित किया गया।
ह० अपठनीय 28.04.2011 मुहर प्रमुख सचिव, न्याय।
-3(1)-
विशेष सचिव कृपया गत पृष्ठ के आदेशों का अवलोकन करने का कष्ट करें। आदेश के अनुपालन में आलेख प्रस्तावित है। सहमति की दशा में आलेख अनुमोदित करना चाहें।
ह० अपठनीय 28.04.2011 ह० अपठनीय 28.04.2011 मुहर प्रमुख सचिव, न्याय ह० अपठनीय 28.04.2011 मुहर "
8. Attention of Principal Secretary (Law) has been invited to the letters of District Magistrate, dated 23.2.2003 Annexure No.4, letter dated 30.10.2006 Annexure No.5, letter dated 28.5.2007, Annexure No.6 and letter dated 2.7.2009 Annexure No.7, followed by the last letter dated 14.1.2011.
9. So far as the letter dated 14.1.2011 of the District Magistrate is concerned, in pursuance of the report of the District Magistrate dated 21.4.2011, fresh appointment has been made and the case of the petitioner has been rejected by the order dated 28.4.2011. From the record, it does not transpire as to how once the District Magistrate found the petitioner fit for renewal while sending letter dated 14.1.2011, only after a week, the petitioner became unfit, and renewal was refused.
10. Sri K.K. Sharma Principal Secretary (Law) is directed to file another affidavit in a week explaining the reasons because of which the matter was kept pending by the Government since 2003 and question with regard to renewal of the petitioner was not considered in spite of repeated letters sent by the District Magistrate.
11. He is further directed to place on record while filing affidavit, the date of notice inviting applications from the lawyers, was published in different districts of the State of U.P. by the respective District Magistrates, to apply for the post of District Government Counsel and the dates when the District Magistrates have sent their recommendations to the State Government from their Office. He shall submit factual situation how the decision was taken while declining to renew the case of earlier incumbents at the stage of L R Office and by the Government.
12.Sri Hridayesh Kumar, District Magistrate, Gautam Budh Nagar, is present in person in pursuance of the order passed by this Court. He makes a statement that at the time, when notice was displayed on 20.4.2011, he was not the District Magistrate of the District, inviting applications from the lawyers. He submits that Mr. Sheetal Verma was officiating District Magistrate and Sri Deepak Agarwal was the District Magistrate."
196. We express our deep anguish and concern that even on 16.9.2011, when the Principal Secretary, Law was present in person in the Court along with the record, the attention of the court was not invited to the order dated 25.1.2011, passed by Hon'ble Supreme Court (supra) whereby personal appearance was prohibited with direction to decide the controversy on the basis of the pleading on record.
197. When the records were produced on 28.9.2011, it was found that the entire records were not produced. Hence, we have passed the following order :
""Ms. Sheetal Verma, who was officiating as District Magistrate, Gautambudh Nagar on 20th April, 2011 has been shown the notice of the same date, a copy of which has been filed as Annexure No. 2 to the Writ Petition No. 3922 (M/B) of 2011.
Specific query has been made by the Court as to who told her to display the notice inviting the application from the lawyers on the same date. In response to query made by the Court, she made a statement that she was informed by the District Magistrate on telephone that on a meeting was scheduled at Lucknow with the Chief Minister of the State, in consequence thereof, the District Magistrate had instructed her to place the notice on the notice board on 20th April, 2011 inviting application from the lawyers for preparation of panel on the same day by 5.00 p.m. In pursuance to the telephonic instruction given by the District Magistrate Sri Deepak Agarwal, she affixed the notice on the notice board on 20th April, 2011 inviting applications from the lawyers for preparation of panel. She states that she had only complied with the order passed by the then District Magistrate Sri Deepak Agarwal and affixed the notice on the notice board in the office. On the next day i.e. 21st April, 2011, Sri Deepak Agarwal, District Magistrate came back and resume the duty and he sent the panel list of the Advocates to the office of Principal Secretary (Law) containing the names of Advocates.
She further states that she is not aware to any proceedings taken with regard to preparation of the panel list of the Advocates except the affixation of notice over the notice board. She categorically states that she had only complied with the order passed by the District Magistrate and her role was only to affix the notice over the notice board informing the lawyers inviting the application for the purpose."
198. On the next day, again we were not informed by the learned counsel for the State or the officer present in the court with regard to the order dated 25.1.2011. On 29.9.2011, when the records were produced, they were found to be in shabby condition and kept in unsystematic manner. It was not not possible for this Court to find out the date when the vacancies were advertised, when the applications were invited and how and in what manner, the panel was prepared. Hence, we constituted a committed of Officer of Special Duty of the High Court by order dated 27.9.2011 to submit factual report on the basis of the record submitted by the office of the Legal Remembrancer.
199. On 29.9.2011 also, learned counsel representing the State and officers present in the court had not invited attention to the order dated 25.1.2011. It appears that the State of U.P has filed Special Leave to Appeal (Civil) No (s). 28356-28358/2011 which was decided finally by Hon'ble Supreme Court by order dated 11.10.2011. Hon'ble Supreme Court has decided the SLP with observation that the High Court should take note of the earlier order dated 25.1.2011. To reproduce the order dated 11.10.2011, passed by Hon'ble Supreme Court; to quote :
"Taken on board.
Heard learned senior counsel appearing on behalf of the petitioners as well as for the respondent.
On going through the various orders passed by the High Court we feel that the ends of justice would be met if the main writ petition itself is disposed of by the High Court. Accordingly, we request the High Court to dispose of the writ petition on merits, in accordance with law without insisting the presence of officials of the State and the Union and records relating to appointment of Law Officers. We make it clear that with the available matgerial the High Court has to pass an order one way or other. We also request the High Court to take note of the earlier order of this Court dated 25th January, 2011 passed in SLP (C) No.2357 of 2011.
The special leave petitions are disposed of accordingly."
200. It appears that the State of U.P took plea before the Hon'ble Supreme Court that the High Court acted in contravention of the order dated 25.1.2011. Needless to say that the office of the Legal Remembrancer as well as State of U.P while pursuing the matter in the Supreme Court had not placed correct fact. Earlier, the matter was heard by different Bench and only by order passed by Hon'ble Senior Judge, the present Bench presiding by one of us was nominated. In case, the learned counsel for the State of U.P. or the Principal Secretary, Law Shri K.K. Sharma or other officers who were present in the court would have informed with regard to order of Supreme Court dated 25.1.2011, then there was no reason for this Court to call for the record or secure personal attendance, though the records were summoned with direction for personal attendance under compelling circumstances.
201. It appears that again on the recommendation of the office of the Legal Remembrancer, the State of U.P filed a Special Leave Petition against the order dated 12.10.2011. Hon'ble Supreme Court again disposed of the S.L.P and passed the following order on 19.10.2011 :
" Taken on board.
Heard learned for the parties.
Leave granted.
In view of the earlier orders dated 25.1.2011 and 11.10.2011, it is not necessary for the High Court to call for any further affidavit relating to the appointing of Government Advocates in the District Courts. Therefore, we request the High Court to dispose of the writ petitions on the basis of the material available on record. If any material available on record is not in consonance with the aforesaid orders passed by this Court, the same be not taken into consideration.
With the aforesaid observations, the appeal is disposed of.
202. The learned counsel for the petitioners have filed the copy of the Special Leave Petition (Civil) No.28356-58 of 2011 filed against the interim order dated 16.9.2011, 28.9.2011 and 29.9.2011. In the said SLP filed before Hon'ble Supreme Court, the State of U.P had pleaded as under :
"It is further submitted that this Hon'ble Court in the case of State of U.P. & ors. vs. Ashok Kumar Gupta [SLP (Civil) No.2357/2011] was pleased, vide its order dated 25.1.2011, to observe as under :-
"This court is of the opinion that the controversy raised in the petitions pending before the High Court has to be decided on the basis of the averments made in the petitions and the averments made in the reply affidavits in the light of decided cases. For the purpose of deciding the controversy raised in the petitions, the presence of Principal Secretary, Law Department and Additional Secretary(Law) is not necessary at all."
203. Aforesaid pleading was made in the SLP without pointing out to the Hon'ble Supreme Court that the bench was changed and to the present Bench, the respondents had not invited attention to the order dated 25.1.2011. Unless the State or the Principal Secretary, Law invite the attention of the court to the order dated 25.1.2011, it was not possible for this Court to take notice with regard to direction issued by the Hon'ble Supreme Court.
204. Position remains the same when the State of U.P. filed another SLP against the order dated 12.10.2011 passed by this Court. In the said SLP again, the respondent State have pleaded as under :
"It is relevant to mention that this Hon'ble Court in the case of Special Leave Petition No.2337/2011 titled as State of U.P. & Ors. Vs Ashok Kumar Gupta was pleaded, vide its order dated 25.1.2011 to hold as under :-
"This Court is of the opinion that the controversy raised in the petitions pending before the High Court has to be decided on the basis of the averments made in the petitions and the averments made in the Reply Affidavits in the light of decided cases. For the purpose of deciding the controversy raised in the petitions, the presence of Principal Secretary, Law Department and Additional Secretary (Law) is not necessary at all."
Thus, it is evident that this Hon'ble Court has clearly stated that the Writ petition should be decided on the pleadings of the parties and not beyond that."
205. Thus, the Principal Secretary, Law as well as State of U.P is liable for the concealment of fact before the Supreme Court. However, it is for the Supreme Court to look into the matter in case apprised but so far as this Court is concerned, we are deeply concerned to the State action in not apprising with regard to the order dated 25.1.2011, passed by Hon'ble Supreme Court. Once, the bench was changed and the present Bench was nominated and Principal Secretary, Law himself appeared in person, then it was incumbent on the learned counsel for the State of U.P as well as Principal Secretary of Law to apprise this Bench with regard to the order dated 25.1.2011, passed by Supreme Court. Law is very well settled that concealment of material fact from the court is a gross mis-conduct and amount to commission of criminal contempt vide
206. It may be noted that on our direction, copy of the order dated 25.1.2011 was filed by the learned Standing Counsel on 21.10.2011 which has been recorded in the order sheet on 21.10.2011. The order passed on 21.10.2011 is reproduced as under :
"In pursuance to the order passed by this Court on 14.10.2011, learned Standing Counsel has placed the� copy of the order dated 25.1.2011 passed by the Hon'ble Supreme Court, which is taken on record.� Recent order dated 19.10.2011 passed by the Hon'ble Supreme Court in Civil Appeal No. 8858 of 2011 (SLP (C) No. 28988 of 2011) is also taken on record.� Written argument of Shri Rajesh Kumar Singh in Writ Petition No. 6610(MB) of 2011 too is taken on record.
Smt. Sadhna Sharma has filed copy of Special Leave Petition (Civil) No. 28356-58 of 2011 filed in the Supreme Court against the interim orders dated 16.9.2011, 28,9.2011 and 29.9.2011 which is taken on record.
For the ends of justice, we have permitted to argue Shri Manoj Goyal, learned counsel appearing on behalf of the petitioner in Writ Petition No. 7825 (MB) of 2011.� Argument could not be concluded. It shall continue on the next date of listing.� List on 2.11.2011 at 2.00 p.m. for further hearing.� Argument shall continue on 3.11.2011 at 2.00 p.m.� Registry is directed to indicate in the cause list accordingly."
207. Thus, at the face of record, by filing Special Leave Petitions, the State Government had not acted fairly and justly. It was their duty to inform this Bench with regard to the order dated 25.1.2011 passed by Hon'ble supreme Court. Because of nomination and change of Bench, the Court was not aware with direction issued by Hon'ble Supreme Curt on 25.1.2011.
208. In a case reported in (1995)3 SCC 757 Dhananjay Sharma versus State of Haryana, Hon'ble Supreme Court had taken such action on the part of the litigants seriously and held that it amount to criminal contempt. To quote relevant portion :
"Anyone who makes an attempt to impede or undermine or obstruct the free flow of the unsoiled stream of justice by resorting to the filing of false evidence, commits criminal contempt of the court and renders himself liable to be dealt with in accordance with the Act. Filing of false affidavits or making false statement on oath in Courts aims at striking a blow at the Rule of Law and no court can ignore such conduct which has the tendency to shake public confidence in the judicial institutions because the very structure of an ordered life is put at stake. It would be a great public disaster if the fountain of justice is allowed to be poisoned by anyone resorting to filing of false affidavits or giving of false statements and fabricating false evidence in a court of law. The stream of justice has to be kept clear and pure and anyone soiling its purity must be dealt with sternly so that the message percolates loud and clear that no one can be permitted to undermine the dignity of the court and interfere with the due course of judicial proceedings or the administration of justice."
209. The aforesaid proposition has been reiterated by Hon'ble Supreme Court in a case reported in (2003)9 SCC 401 Vijay Syal versus State of Punjab. In the case of Vijay Syal(supra), their Lordships of Hon'ble Supreme Court held that no lenient view should be taken whenever the litigant conceals material fact from the court as it amount to interference with the administration of justice and shake the peoples' confidence in the court and rule of law. To quote relevant portion :
"24. In order to sustain and maintain sanctity and solemnity of the proceedings in law courts it is necessary that parties should not make false or knowingly, inaccurate statements or misrepresentation and/ or should not conceal material facts with a design to gain some advantage or benefit at the hands of the court, when a court is considered as a place where truth and justice are the solemn pursuits. If any party attempts to pollute such a place by adopting recourse to make misrepresentation and is concealing material facts it does so at its risk and cost. Such party must be ready to take consequences that follow on account of its own making. At times lenient or liberal or generous treatment by courts in dealing with such matters are either mistaken or lightly taken instead of learning proper lesson. Hence there is a compelling need to take serious view in such matters to ensure expected purity and grace in the administration of justice."
210. The position has been reiterated by Hon'ble Supreme Court in the cases reported in (2008)12 SCC 481 K.D. Sharma versus Sail and by a Division Bench of this Court, of which one of us (Hon'ble Devi Prasad Singh, J) was a member, in the case reported in 2010(28) LCD 1576 R.D. Cement Industries Private Limited versus Collector/District Magistrate, Lucknow and others.
Thus, the State Government, Principal Secretary, Law and his associates have concealed the material fact from this Court with regard to passing of the order by Hon'ble Supreme Court on 25.1.2011.
211. Unfair practice and concealment of fact is also evident from the facts that during multiple litigation with regard to same issue, State Government or the Legal Remembrancer has not invited attention of this Court or Hon'ble Supreme Court, towards earlier judgment of Hon'ble Supreme Court (supra) as well as this Court (supra).
212. The trend developed in recent days is to conceal material facts, pleadings and arguments advanced by the parties in preferring a Special Leave Petition in Hon'ble Supreme Court to obtain ex parte order and for the purpose, office of Legal Remembrancer is in line with the government. It is evident from the facts and circumstances discussed in the preceding paras. It is these factors which leave no option but to deal with the controversy in detail and make the judgment bulky.
213. Time has come when procedure with regard to appointment of Principal Secretary, Law/Legal Remembrancer and other officers from the subordinate judiciary should be given a second look. Appropriate training may be given to them so that their personality may not be merged with the State Government and they may tender firm and fair advice to State government while dealing with the matters. Prime concern should be given to seniority, merit and integrity while filling the vacancy of office of the Legal Remembrancer. Lack of statutory knowledge and constitutional law is affecting badly the system of governance. Every person including the Principal Secretary, Law who is chosen from subordinate judiciary must be given some training in the Judicial Training & Research Institute, Lucknow before posting in the office of the Legal Remembrancer.
Role of Legal Remembrancer is while working in the Government, he and other officers have to tender correct advice and lawful recommendations, to government independently to ensure 'rule of law' in the governance. He is supposed to work without yielding to the political or bureaucratic influence. But situation seems to be otherwise, hence is a matter of deep concern for the administration of justice.
However, these matters fall within the domain of Hon'ble Chief Justice. The Registry shall send the copy of judgment to His Lordship for taking appropriate decision keeping in view the facts and circumstances discussed in the preceding paras and reconsider to regulate procedure for filling the vacancy of L.R.'s office.
(XII) OMISSION AND ARBITRARINESS
214. It is trite in law that by executive instructions or orders, judgment of the constitutional courts based on interpretation of law, the statutory provision or on Constitutional itself, cannot be overrued or nullified. Right form Srilekha Vidyarthi, Shailendra Kumar Ojha(supra) and Johri Mal (supra), the orders were passed, mandamus was issued, making it obligatory on the part of the State to strengthen the consultation process with the District Judge while making appointment on the post of District Government Counsels or Addl. District Government Counsels being statutory post (supra) but the State Government instead of complying with the judgments of this Court and Hon'ble Supreme Court amended the L.R. Manual by the impugned Government Order which seems to be not sustainable as it amount to overrule the judgment of constitutional court vide (1997)8 SCC 522 S.S. Bola and others versus B.D. Shardana and others.
215. The proposition of law has been discussed in the preceding paras that the impugned Government Order suffers from vice of arbitrariness as well as non-application of mind. Even the case relied upon by the respondents rules that in the event of arbitrary exercise of power in unjust and unfair manner, the court has got ample power to set it aside.
Non-consideration of judgment of this Court or amending the L.R. Manual without taking note of previous judgment having binding effect (supra) having binding effect (supra) vis-a-vis the State action in amending the L.R. Manual by the impugned order.
216. In the case reported in (2008)5 SCC 1 P. Venugopal versus Union of India, their Lordships of Hon'ble Supreme Court observed as under :
"30................................This Court has been moved by the respondent in the writ application challenging the propriety of certain directions issued by the Delhi High Court requiring the respondent to take approval of ACC for any adverse decision against the writ petitioner and for giving the writ petitioner two weeks' time against any such adverse decision. This Court has, however, declined to pass any interim order in the SLP filed by the respondent. Therefore, the interim order or final order of the Delhi High Court would remain binding upon the parties for the time being and they cannot be ignored or disregarded unless they are modified or leave is granted to take any step contrary thereto.
31. It may not be out of place to mention that the SLP of the respondent indicates that the term of office of five years of the writ petitioner as Director was not really in dispute. In the Statement of Objects and Reasons of the Act introducing the impugned proviso, it is stated that the same is being introduced with a view to comply with the direction of the High Court in the judgment and order dated 29th of March, 2007. It, however, appears that the Division Bench of the Delhi High Court has determined the question of tenure of the writ petitioner to be five years and there are writs in the nature of Mandamus and Prohibition issued by the Delhi High Court directing the right of the writ petitioner indicated in the respective orders. As in Madan Mohan Pathak's case(para 8), as quoted herein above, in the instant case also the Parliament does not seem to have been apprised about the pendency of the proceedings before the Delhi High Court and this Court and declaration made and directions issued by the Delhi High Court at different stages. In the impugned amendment, there is no non-obstante clause. The impugned amendment introducing the proviso, therefore, cannot be treated to be a validating Act..................................."
217. Since the case set up by the State of U.P while defending the impugned Government Order was rejected by the judgments of this Court including the case of Virendra Pal Singh Rana (supra) and Hon'ble Supreme Court in Srilekha Vidyarthi (supra) and Johri Mal (supra), it was not open on the part of the State Government to amend the L.R. Manual by the impugned Government Order without justifying its action after taking in account the aforesaid judgments of this Court and Hon'ble Supreme Court, more so when in Virendra Pal Singh Rana's case (supra), mandamus was issued to make necessary amendment in the L.R. Manual to provide more teeth to the District Judge in the matter of appointment of District Government Counsel and the Special Leave Petition filed by the State of U.P. against the said judgment was dismissed by the Hon'ble Supreme Court. This important aspect of the matter with regard to finality of controversy was neither taken into account nor brought to the notice of Hon'ble Supreme Court or during the course of hearing in the subsequent cases by either side including the State Government.
218. The State action is highly arbitrary, unjust and improper; rather amounts to committing contempt of court being violative of the Division Bench's judgments which was affirmed by their Lordships of Hon'ble Supreme Court in the case of Shailendra Kumar Ojha(supra).
219. We have held that since the aims and objects are based on unfounded facts, the impugned amendment does not have nexus with the object sought to be achieved, hence hit by Art. 14 of the Constitution of India.
220. In view of above, the impugned Government Order not only suffers from vice of arbitrariness but also is an instance of non-application of mind in violation of statutory provisions and also is an instance of overruling the judicial pronouncement by executive instructions which seems to be not permissible under law.
(XIII) COST
221. By Amending Act No.9 Section 35-A was inserted in the Code of Civil Procedure by the legislature whereby provided for payment compensatory cost in respect of false or fictitious claim or advance. Hon'ble Supreme Court in a recent judgment had ruled that the cost must be imposed keeping in view the letter and spirit of Section 35-A CPC.
222. However, so far as the statutory limit of Rs.3000/- is concerned, it relates to suits filed in the Civil Court and shall not be applicable to tap the High Court's power to impose exemplary cost.
223. In (2005) 6 Supreme Court Cases 344, Salem Advocate Bar Association (II), Vs. Union of India, Hon'ble Supreme Court held that where, there is abuse of process of law or litigants suffer for no fault on their part, then court must impose costs. In a recent judgment reported in 2011 (8) SCC 249: Rameshwari Devi and others. Vs. Nirmala Devi and others, Hon'ble Suprme Court held that, with regard to imposition of costs, courts have to take into consideration the pragmatic realities and should be realistic with regard to plight of litigants in contesting the litigation before different courts. Courts have to broadly take into consideration the prevalent fee structure of the lawyers and other miscellaneous expenses and factors under which a party has been compelled to contest a case in different courts. In the case of Rameshwari Devi (supra), litigant had contested for about four decades, the case filed in different courts. Their Lordships awarded costs of rupees two lacs in addition to Rs.75,000.00 awarded by the High Court, while dismissing the appeal with costs, to reproduce relevant paras 54, 55 and 56 as under:-
"54. While imposing costs we have to take into consideration pragmatic realities and be realistic what the defendants or the respondents had to actually incur in contesting the litigation before different courts. We have to also broadly take into consideration the prevalent fee structure of the lawyers and other miscellaneous expenses which have to be incurred towards drafting and filing of the counter affidavit, miscellaneous charges towards typing, photocopying, court fee etc.
55.The other factor which should not be forgotten while imposing costs is for how long the defendants or respondents were compelled to contest and defend the litigation in various courts. The appellants in the instant case have harassed the respondents to the hilt for four decades in a totally frivolous and dishonest litigation in various courts. The appellants have also wasted judicial time of the various courts for the last 40 years.
56.On consideration of totality of the facts and circumstances of this case, we do not find any infirmity in the well reasoned impugned order/judgment. These appeals are consequently dismissed with costs, which we quantify as Rs.2,00,000/- (Rupees Two Lakhs only). We are imposing the costs not out of anguish but by following the fundamental principle that wrongdoers should not get benefit out of frivolous litigation. The appellants are directed to pay the costs imposed by this court along with the costs imposed by the High Court to the respondents within six weeks from today."
224. Keeping in view the facts and circumstances of the case and the manner in which the government has proceeded to appoint District Government Counsels, that too after pasting a notice on the Notice Board inviting application within five hours on the same day (supra) or within two and three days in utter disregard to unamended or amended L.R. Manual is an instance of blatant abuse of executive power causing mental pain, agony and dishonour to the members of noble profession who have been holding high office, i.e. the post of District Government Counsel and Addl. District Government Counsel. Hence, the writ petitions deserve to be allowed with exemplary cost.
225. Before amending para 7.13, discretion to extending the age of superannuation upto 62 years has been deleted. Similarly, the age of superannuation has been reduced under para 8.07 of L.R. Manual from 62 to 60 years. Reduction of age of superannuation does not suffer from any impropriety or illegality. The State has lawful authority to reduce the age of superannuation of serving employees vide (1982)1 SCC 664 State of Bihar vesus Dr. Yogendra Singh Col(Retired) and others. Hence call for no interference.
(XIV) SOME INDIVIDUAL CASES
(1) WRIT PETITIONS NO. 3922(M/B) OF 2011
Narendra Kumar Singh v. State of U.P and others.
226. The petitioner Narendra Kumar Singh was appointed as District Government Counsel (Revenue), Gautam Budh Nagar on 18.5.1998 and applied for renewal of term on 14.6.1999. His services were renewed on 3.2.2003 up to 14.6.2004. Thereafter again, applied for renewal on 30.10.2006. The District Magistrate on 28.5.2007 recommended for renewal of services. Another recommendation was sent on 2.7.2009. On 14.1.2011, the District Magistrate informed the government that there is nothing adverse against the petitioner. In the meantime, the State Government issued a circular dated 17.4.2011(supra). After receipt of the circular dated 17.4.2011, the District Magistrate submitted a report dated 19.4.2011 to the State Government that there is no vacant post in district Gautam Budh Nagar of the post of District Government Counsel (Revenue). For others, recommendation has already been sent to the Law Department on 12.7.2010, followed by reminder dated 29.12.2010. A copy of the letter dated 19.4.2011 is filed as Annexure No.9 to the writ petition.
227. It appears that in spite of recommendation and letters sent by the District Magistrate, the government directed to follow the circular dated 17.4.2011 (supra). In consequence thereof, the notice dated 20.4.2011 (Annexure-2 to writ petition No.3922(M/B) of 2011) was affixed on notice board inviting applications on the same day by 5.00p.m. It shall be appropriate to reproduce the notice dated 20.4.2011 (Annexure-2) which is as under :
कार्यालय जिलाधिकारी गौतमबुद्घनगर ।
पत्रांक ७३८ जे०ए० २०११ दिनांक २०-०४-२०११
नोटिस
जनपद गौतमबुद्घनगर में फौजदारी दीवानी राजस्व वादों की पैरवी हेतु जिल शासकीय अधिवक्ताओं की अबधता के लिए प्रस्ताव उत्तर प्रदेश शासन द्वारा आज ही भेजने की अपेक्षा की गयी है ।
अत एतदद्वारा सूचित किया जाता है कि आज दिनांक २०-०४-२०११ को साय ५-००बजे तक इस हेतु इच्छुक पात्र अधिवक्ताओं से आवेदन पत्र आमंत्रित किये जाते हैं । जो आज सायं ५-०० बजे तक जिलाधिकारी कार्यालय में प्राप्त किये जायेंगे ।
प्रभारी जिलाधिकारी गौतमबुद्घनगर ।
228. Feeling aggrieved, the petitioner filed writ petition No.3922(M/B) of 2011, in which a Division Bench of this Court has passed an interim order dated 28.4.2011, in which learned Chief Standing Counsel had made a statement that the State Government would not make any fresh appointment unless renewal of the petitioner is considered. To quote relevant portion of the interim order dated 28.4.2011 :
"Sri D.K. Upadhyay, learned Chief Standing Counsel, at the outset, has stated that the order issued by the Principal Secretary (Law)/Legal Remembrance requiring the District Magistrates to forward the panel of advocates for appointment on the post of Government Counsel in the entire State of U.P., since has been issued without considering renewal of the persons occupying the office including the petitioners, therefore, the panel already sent by the District Magistrates shall not be considered, till the renewal of the petitioners is considered and appropriate orders are passed..
Sri D.K. Upadhyaya, further clarifies that the State Government would not make any fresh appointment unless renewal of the petitioners and all other Government Counsel whose renewal has become due is considered and disposed of.
We, therefore, as an interim measure direct that the panel if already forwarded by the District Magistrates shall not be considered and that the case of renewal of the petitioners as well as others whose renewal is pending consideration shall be considered first and only thereafter if need be exercise for fresh appointment shall be done in accordance with Sub clause 5 of Clause 7.08 of Legal Remembrancer's Manual. The petitioners shall be allowed to discharge their functions and they shall also be paid their remuneration.
Two weeks' time is granted to the learned counsel for the respondents to file counter affidavit.
List thereafter."
Thus, by the interim order dated 28.4.2011, the Division Bench had issued a general mandamus to comply with Clause 7.08 of L.R. Manual with regard to renewal of District Government Counsel whose term expired and application for renewal is pending.
229. It appears that in spite of aforesaid interim order, the government hand not taken care to comply with the order; rather in a contemptuous manner on the same day passed the impugned order dated 20.4.2011 rejecting the renewal of the petitioner. Hence, he filed writ petition No.4179(M/B) of 2011.
230. In writ petition No.4179(M/B) of 2011, the Division Bench passed an interim order dated 3.5.2011 restraining joining of new incumbents and called an explanation from the Principal Secretary, Law Shri K.K. Sharma. Later on, Hon'ble Senior Judge nominated the present Bench to decide the bunch of writ petitions with regard to District Government Counsels. During the course of trial, we have called the District Magistrate to explain as to how while notifying the vacancy on notice board on 20.4.2011, short time of only five hours was given to lawyers to apply for District Government Counsel (Revenue). In response to the query made by the court, the then officiating District Magistrate Ms. Shital Verma stated that she had notified the vacancies inviting applications by 5.00p.m. on 20.4.2011 on the basis of instruction of the District Magistrate. The District Magistrate informed her that a meeting was scheduled at Lucknow with Chief Minister of the State. In consequence thereof, the District Magistrate had instructed her to affixed notice on Notice Board on 20.4.2011 indicating therein to submit application by 5.00p.m on that day. Mr. Deepak Agrawal, District Magistrate who issued instruction is out of country. Hence, his version could not come on record. However, the statement given by Ms. Shital Verma seems to be correct keeping in view the fact that the then District Magistrate Shri Deepak Agarwal had sent the panel of advocates to office of the Principal Secretary, Law on the very next day, i.e. 21.4.2011. Relevant portion from the order sheet dated 28.9.2011, passed in Misc. Bench No.3922 of 2011 is reproduced as under :
"Ms. Sheetal Verma, who was officiating as District Magistrate, Gautambudh Nagar on 20th April, 2011 has been shown the notice of the same date, a copy of which has been filed as Annexure No. 2 to the Writ Petition No. 3922 (M/B) of 2011.
Specific query has been made by the Court as to who told her to display the notice inviting the application from the lawyers on the same date. In response to query made by the Court, she made a statement that she was informed by the District Magistrate on telephone that on a meeting was scheduled at Lucknow with the Chief Minister of the State, in consequence thereof, the District Magistrate had instructed her to place the notice on the notice board on 20th April, 2011 inviting application from the lawyers for preparation of panel on the same day by 5.00 p.m. In pursuance to the telephonic instruction given by the District Magistrate Sri Deepak Agarwal, she affixed the notice on the notice board on 20th April, 2011 inviting applications from the lawyers for preparation of panel. She states that she had only complied with the order passed by the then District Magistrate Sri Deepak Agarwal and affixed the notice on the notice board in the office. On the next day i.e. 21st April, 2011, Sri Deepak Agarwal, District Magistrate came back and resume the duty and he sent the panel list of the Advocates to the office of Principal Secretary (Law) containing the names of Advocates.
She further states that she is not aware to any proceedings taken with regard to preparation of the panel list of the Advocates except the affixation of notice over the notice board. She categorically states that she had only complied with the order passed by the District Magistrate and her role was only to affix the notice over the notice board informing the lawyers inviting the application for the purpose."
231. The factum of affixation on the notice board on 20.4.2011 inviting applications by 5.00p.m on the same day and consequential step taken by the District Magistrate in sending the panel of advocates on 21.4.2011 has not been disputed.
From the above, it borne out that either on the direction of the Chief Minister or keeping in view the meeting schedule with the Chief Minister for compliance of the circular dated 17.4.2011, the authorities acted in haste and in utter disregard to provisions contained in L.R. Manual, they have sent the names to the State Government which was processed by the office of the Legal Remembrancer in finalising the names of the districts including district Gautam Budh Nagar. At the face of record, the decision taken suffers from malice in law and is an incident of arbitrary exercise of power.
232. Apart from above, even if by the impugned Government Order dated 13.8.2011, the L.R. Manual has been amended and the provision with regard to opinion of the District Judge has been deleted shall not make any difference so far as District Government Counsel, (Revenue) is concerned. The appointment of District Government Counsel (Revenue) is not only done under the provisions contained in L.R. Manual but in pursuance to the provisions contained in Section 127-B of the U.P.Z.A.L.R. Act, read with Section 114 of the U.P. L.R. Rules which categorically provides that the appointment of the counsel for the Gram Sabha shall be made by the government after considering the recommendation of the Collector and District Judge. District Government Counsel, Revenue not only represents the State Government but in appropriate case, he or she represents the Gaon Sabha in revenue matters.
233. Law is very well settled that the Government Order cannot override the statutory provisions. Thus, the office of the Principal Secretary, Law tried to overcome the interim order passed by the Division Bench of this Court dated 28.4.2011 in hasty manner without adhering to statutory provisions as well as unamended provisions of the L.R. Manual. Chapter XXI of L.R. Manual (supra) has got binding effect and still in operation.
234. To sum up, in any case, grant of only five hours time inviting application cannot be justified. The entire procedure adopted by the respondents to fill up the vacancies in question is highly arbitrary and is an incident of gross abuse of power by the State authorities causing mental pain, agony, financial loss and humiliation to the petitioner.
(2) Writ Petition No. 4084 (MB) of 2011 Km. Snehlata Tiwari, Advocate v. State of U.P.
235. Petitioner an advocate had applied for appointment of District Government Counsel (Criminal) in District Pilibhit. Her name was sent by the District Judge with due recommendation on 6.10.2006 alongwith others. It is stated that the District Magistrate also given an opinion in favour of the petitioner. In the meantime, LR Manual was amended by impugned order dated 13.8.2008 and one Gufran Ali was appointed as DGC (Criminal) by an order dated 10.9.2008 against which the petitioner filed writ petition no. 8849 (MB) of 2008 in which interim order was passed. Hence post was filled up from the earlier panel. Thereafter, the State Government issued a Circular dated 17.4.2011 directing the District Magistrates to submit lawyers' panel for appointment of District Government Counsel. In response thereof, a notice was affixed by officiating District Magistrate, Pilibhit on the notice board on 19.4.2011 (Annexure No. 2) inviting applications by 20.4.2011 by 6.00 p.m. meaning thereby applications were invited within 24 hours by notifying the vacancy on the notice board of the Collectorate. Thereafter, the District Magistrate had sent the panel to the office of Legal Remembrancer, Lucknow. No response was filed denying the allegations. The procedure adopted by the District Magistrate, Pilibhit seems to be suffered from substantial illegality and arbitrariness under the unamended as well as amended Legal Remembrancer Manual (L.R. Manual). Decision seems to be hasty and appears to be done keeping in view the fact that the meeting was convened by the Chief Minister of the State at Lucknow and District Magistrates were directed to complete the task at an early date as appears from the statement given by Ms. Sheetal Verma, the officiating District Magistrate of Gautam Budh Nagar as recorded in the order sheet dated 28.9.2011. Otherwise also, no reasonable opportunity was given to the advocates to submit applications, which may include to adjoining districts and no decision seems to have been taken with regard to renewal of serving District Government Counsel before proceeding ahead with the fresh recruitment. Hence, impugned orders seem to be violative of L.R. Manual.
Thus, the procedure adopted for selection and appointment on the post of District Government Counsel is abuse of power and has been exercised arbitrarily in utter disregard to L.R. Manual.
(3) Writ Petition No. 3860 (MB) of 2011
Nand Lal Yadav versus State of U.P and others
236. Renewal of petitioner Nand Lal, District Government Counsel (Revenue) Pratapgarh has been alleged to refuse to give way for fresh recruitment. The petitioner has been working as DGC (Revenue) since 2005. Recommendation sent to the State Government for renewal with concurrence of District Judge and District Magistrate has not been considered and kept pending. After Circular dated 13.8.2008, by the impugned order (Annexure No. 1) renewal was refused by the State Government. The order does not reveal reason for rejection of renewal. By notice dated 18.4.2011, the District Magistrate, Pratapgarh invited applications of the lawyers of District Pratapgarh by 5 p.m. on 19.4.2011, which has been assailed by the petitioner. It appears that after inviting application by 5.00 p.m. on 19.4.2011 (within 24 hours), District Magistrate had sent the panel of names to the State Government. Action of District Magistrate seems to be hasty and arbitrary exercise of power that too keeping in view the meeting convened by the Chief Minister of State (supra). The procedure contained in the L.R. Manual seems to have not been followed. Further the vacancy could not be filled up on account of interim order passed by the High Court on 6.4.2011 as admitted in para 3 of the counter affidavit filed by the Legal Remembrancer, Lucknow.
(4) Writ Petition No. 4817 (MB) of 2011 Atul Gupta versus State of U.P and others.
237. Petitioner Atul Gupta working as District Government Counsel (Civil) assailed the impugned order dated 17.4.2008 by which the petitioner's renewal has been refused by the District Magistrate in pursuance to the Government Order dated 11.4.2008. The order was stayed by the Division Bench in Writ Petition No. 3866 (MB) of 2008 by the interim order dated 8.5.2008. Later on, after amending the L.R. Manual, District Magistrate tended to proceed afresh in pursuance to Circular dated 7.12.2010 by which the government had called a report with regard to renewal and later on took a decision afresh by impugned order (Annexure No. 26) in pursuance to report of District Magistrate, in terms of amended Para 7.08 of the L.R. Manual declined to renew the services. Hence the writ petition on the ground that no opinion was obtained from the District Judge though earlier under the amended provision he submitted a favourable report in favour of petitioner.
(5) Writ Petition No. 5098 (MB) of 2011 Puttilal versus State of U.P and others.
238. The Petitioner has challenged the impugned order dated 28.4.2011 by which fresh recruitment on the post of DGC (Civil) has been done for which applications were invited by the advertisement dated 11.3.2011 contained in Annexure No. 1 to the writ petition. The advertisement published by the District Magistrate, Barabanki reveals that applications were invited by 13.3.2011.
239. According to the learned counsel for the petitioner, 11th March, 2011 was Friday, 12th March, 2011 was Saturday and 13th March, 2011 was Sunday. Only two days including holidays were given for submitting application. Submission is that it is an instance of abuse and arbitrary exercise of power.
(XV) RULE OF LAW
240. It is vehemently argued by learned Senior Counsel for the State that the court may not interfere with the choice of the State Government and it is the discretion of the State Government to engage a counsel whosoever it likes. The argument advanced by the learned counsel for the State does not seem to be sustainable for the reason that every action of the State Government must not only be just, fair and rational(supra) but also it must conform to some statutory provisions, rules, regulations or Government Orders. Meaning thereby, the government cannot travel beyond the purview of L.R. Manual. In a democratic polity, the government is accountable to every penny spent by it and that too should be done only to secure public interest. Rule of law has got two facet, firstly, the action must be just, fair, reasonable and rational and should be exercised in public interest and secondly, there must be some statutory provision or source which confers power on the State Government to discharge its obligation.
241. 92.In the case reported in S.G. Jaisinghani. Vs. Union of India AIR 1967 SC 1427, Hon'ble Supreme Court held that absence of arbitrary power, is first essential of 'rule of law' upon which our whole constitutional system is based. In a system governed by rule of law, discretion, when conferred upon executive authorities, must be confined within clearly defined limits. The rule of law from this point of view means that decisions should be made by the application of known principles and rules and, in general, such decisions should be predictable and the citizen should know where he is. If a decision is taken without any principle or without any rule, it is unpredictable and such a decision is the antithesis of a decision taken in accordance with the rule of law.
242.In the case reported in (2009) 10 SCC 388, Shanti Zenith Metal Pvt. Ltd. Vs. State of Maharashtra, Hon'ble Supreme Court held that in case an applicant approaches the Court, complaint against statutory authority alleging arbitrariness, bias or favouritism, the Court being the custodian of law must examine the allegation as to whether there is any substance in those allegations. Hon'ble Supreme court reiterated the principle laid down in the case of S.G. Jaisinghani (supra) and ruled that State action must be bona fide and not be arbitrary or suffering from favouritism.
In the case reported in AIR 1975 Supreme Court 2260: Smt. Indira Nehru Gandhi Vs. Raj Narain, Hon'ble Supreme Court interpreted the 'Rule of law' as under:
"205. Rule of Law postulates that the decisions should be made by the application of known principles and rules and in general such decisions should be predictable and the citizen should know where he is. If a decision is taken without any principle or without any rule, it is not predictable and such such decision is the antithesis of a decision taken in accordance with the rule of law."
243.In the case reported in (2011) 6 SCC 508: NOIDA Entrepreneurs Association. Vs. NOIDA and others, Hon'ble Supreme Court while emphasising for maintenance of rule of law in the country observed that public bodies or the State instrumentalities are trustees of the public property and their action must be in conformity with the Statutory provisions and also should be just and fair, to quote relevant portion:
"38. The State or the public authority which holds the property for the public or which has been assigned the duty of grant of largesse etc., acts as a trustee and, therefore, has to act fairly and reasonably. Every holder of a public office by virtue of which he acts on behalf of the State or public body is ultimately accountable to the people in whom the sovereignty vests. As such, all powers so vested in him are meant to be exercised for public good and promoting the public interest. Every holder of a public office is a trustee.
39.State actions are required to be non-arbitrary and justified on the touchstone of Article 14 of the Constitution. Action of the State or its instrumentality must be in conformity with some principle which meets the test of reason and relevance. Functioning of a "democratic form of Government demands equality and absence of arbitrariness and discrimination". The rule of law prohibits arbitrary action and commands the authority concerned to act in accordance with law. Every action of the State or its instrumentalities should neither be suggestive of discrimination, nor even apparently give an impression of bias, favouritism and nepotism. If a decision is taken without any principle or without any rule, it is unpredictable and such a decision is antithesis to the decision taken in accordance with the rule of law.
40.The Public Trust Doctrine is a part of the law of the land. The doctrine has grown from Article 21 of the Constitution. In essence, the action/order of the State or State instrumentality would stand vitiated if it lacks bona fides, as it would only be a case of colourable exercise of power. The Rule of Law is the foundation of a democratic society. (Vide: M/s. Erusian Equipment & Chemicals Ltd. v. State of West Bengal & Anr., AIR 1975 SC 266; Ramana Dayaram Shetty v. The International Airport Authority of India & Ors., AIR 1979 SC 1628; Haji T.M. Hassan Rawther v. Kerala Financial Corporation, AIR 1988 SC 157; Kumari Shrilekha Vidyarthi etc. etc. v. State of U.P. & Ors., AIR 1991 SC 537; and M.I. Builders Pvt. Ltd. v. Radhey Shyam Sahu & Ors., AIR 1999 SC 2468)."
243. A country should not be ruled by men but should be ruled by law. It means, the State action must conform to statutory provisions. The power must flow from Rules, Regulations and statutory provisions. In absence of powers conferred by the statutory provisions, State or its instrumentalities cannot divest a person from his or her property or abridge or dilute the right protected by Articles 14 and 21 of the Constitution of India safeguarding life, liberty livelihood or quality of life.
244. In view of above, though the government may choose a counsel of its choice but it must conform to procedure prescribed by it and it must be known to public at all.
245. It is settled proposition of law that right to consider for an appointment is a fundamental right being source of livelihood protected by Art. 21 of the Constitution of India and not right to seek appointment. Accordingly, the government must act in accordance with the L.R. Manual or any other law for the time being in force and reasonable period may be provided while inviting applications through advertisement for filling the vacancy of District Government Counsel and Addl. District Government Counsel. Reasonable period should not be less than two weeks. Every person who applies for the post shall be entitled to be considered by the District Magistrate with due consultation with the District Judge and the District Magistrate must exercise its discretion while preparing the panel on merit, reputation, integrity and professional competency of the advocate concerned. No person should be appointed against whom a criminal case is pending for trial or investigation and the procedure provided in the L.R. Manual as amended from time to time must be adhered to.
246. Because of this broader principle of law, Hon'ble Supreme Court repeatedly held that the government must discharge its obligation in accordance with the statutute, rules, regulations framed for the purpose and not otherwise vide Nazir Ahmed Vs. King Emperor, AIR 1936 PC 253; Deep Chand Versus State of Rajasthan, AIR 1961 SC 1527, Patna Improvement Trust Vs. Smt. Lakshmi Devi and others, AIR 1963 SC 1077; State of U.P. Vs. Singhara Singh and other, AIR 1964 SC 358; Barium Chemicals Ltd. Vs. Company Law Board AIR 1967 SC 295, (Para 34) Chandra Kishore Jha Vs. Mahavir Prasad and others, 1999 (8) SCC 266; Delhi Administration Vs. Gurdip Singh Uban and others, 2000 (7) SCC 296; Dhanajay Reddy Vs. State of Karnataka, AIR 2001 SC 1512, Commissioner Of Income Tax, Mumbai Vs. Anjum M.H. Ghaswala and others, 2002 (1) SCC 633; Prabha Shankar Dubey Vs. State of M.P., AIR 2004 SC 486 and Ramphal Kundu Vs. Kamal Sharma, AIR 2004 SC 1657, Taylor Vs. Taylor, (1876) 1 Ch.D. 426; Nika Ram Vs. State of Himachal Pradesh, AIR 1972 SC 2077; Ramchandra Keshav Adke Vs. Govind Joti Chavare and others, AIR 1975 SC 915; Chettiam Veettil Ammad and another Vs. Taluk Land Board and others, AIR 1979 SC 1573; State of Bihar and others Vs. J.A.C. Saldanna and others, AIR 1980 SC 326, A.K.Roy and another Vs. State of Punjab and others; AIR 1986 SC 2160; State of Mizoram VS. Biakchhawna, 1995 (1) SCC 156.
247. It is also settled law that in absence of statutory rules, the government may fill up the vacuum by executive instructions. The executive instruction is available in the form of L.R. Manual and the procedure prescribed therein shall be binding on the government while exercising its discretion.
(XVI) FINDING
248. In view of above, we summarise our finding as under :
(1)As discussed and held, the Government exceeded jurisdiction by amending the L.R. Manual contrary to the mandate of Shailendra Kumar Ojha's case (supra) against which the Special Leave Petition has been disposed of by Hon'ble Supreme Court by speaking order (supra). Once an issue has been decided finally by this Court with regard to consultation with the District Judge, affirmed by Hon'ble Supreme Court, then it was not open for the State to issue the impugned Government Order contrary to the mandamus issued by this Court in Virendra Pal Singh Rana's case (supra), followed by Shailenra Kumar Ojha's case (supra). It is unfortunate on the part of the State Government and the office of the Legal Remembrancer that they have not apprised Hon'ble Supreme Court during hearing in subsequent cases with regard to finality of issue by the judgment of this Court affirmed by Hon'ble Supreme Court.
A plain reading of the order passed by Hon'ble Supreme Court while disposing of the Special Leave to Appeal (Civil) No.(s). 14728 of 2004 State of U.P and others versus Shailendra Kumar Ojha and others reveals that their Lordships of Hon'ble Supreme Court had agreed that the judgment delivered by the High Court was in conformity with Johri Mal's case (supra) and it shall be obligatory on the part of the State Government and all its authorities concerned to act accordingly. Thus, the mandamus issued by Hon'ble Supreme Court has also flagrantly been violated by the State of U.P by concealing the same in subsequent proceedings. Virtually, the State of U.P has committed contempt of Hon'ble Supreme Court by not complying with the direction in the case of Shailendra Kumar Ojha (supra), in which the judgment of this Court shall be deemed to merge under the doctrine of merger. Till judgment in the case of Virendra Pal Singh and Shailendra Kumar Ojha (supra) survives, it is not lawful for the government to pass the impugned order contrary to the judgment.
(2) So far as the choice of the State Government is concerned to appoint a counsel, under the amended or unamended L.R. Manual, the final authority vests in the State Government. The government can reject any recommendation sent by the District Judge and District Magistrate after assigning reason. Otherwise also, under Section 24(8) of the CrPC, the State Government possess power to appoint special counsel in any case at any stage right from the Subordinate Court to High Court and Supreme Court. Special counsels are different class in themselves. The Parliament keeping in view the report of the Law Commission has created separate category of lawyers termed as special counsel and with regard to such appointment, it is not necessary for the State Government to obtain any concurrence from any one. In a recent judgment reported in 2011 Vol. 5 SCC 305 State of U.P and others Versus Hirendra Pal Singh and others, their Lordships of Hon'ble Supreme Court have reiterated the necessity to obtain the opinion from the District Judge (para 20). The case has been decided by a Bench of three Judges of Hon'ble Supreme Court. Their Lordships further opined to decide the present controversy after taking into account the earlier judgments starting from Srilekha Vidyarthi (supra) which has been done while adjudicating the present controversy.
(3) The statutory provision and the related law as it stood was considered by a Division Bench of this Court in the case of Virendra Pal Singh Rana(supra) and a mandamus was issued to give more strength to the District Judge in consultation process with regard to appointment. The Special Leave Petition filed in the Supreme Court was dismissed, hence the judgment attained finality. Instead of complying with the mandamus, issued by this Court, by the impugned Government Order, the provision with regard to consultation with the District Judge has been deleted. Thus, the impugned Government Order amounts to overrule the judgment of this Court in the case of Virendra Pal Singh Rana as well as Johri Mal (supra), hence suffers from vice of arbitrariness. The government lacks jurisdiction to overrule the judgment of constitutional court by executive order (supra).
(4) Right from Srilekha Vidyarthi (supra), Johri Mal and Hirendra Pal Singh (supra), it has been consistent view of Hon'ble Supreme Court that the consultation with District Judge in the matter of appointment of District Government Counsel is not only necessary but "must". The impugned government Order is violative of the judgments of Hon'ble Supreme Court and this Court. Hence, not sustainable.
(5) In view of the provisions contained in Para 7.03 of L.R. Manual which is still in operation, even if the impugned amendment read with the judgment of Hon'ble Supreme Court in the case reported in 1993(3) SCC 552 Harpal Singh Chauhan and others versus State of U.P (para 15), 1991(1) SCC 212 Km. Srilekha Vidyarthi and others versus State of U.P. and others (paras 11, 46 and 47) and a Division Bench's judgment of this Court reported in 2004 Vol. 1 UPLBEC 415 Shailendra Kumar Ojha versus State of U.P. (paras 26 and 45), it is not lawful for the government to make fresh appointment without considering the serving incumbents for renewal on the post of District Government Counsel or Addl. District Government Counsel. The government is the final authority to make a fresh appointment or renew the services of serving incumbent but fresh appointment can be done only after considering and rejecting the case of serving government counsels for renewal.
(6) After insertion of Section 25-A by Act No. 25/05, given effect from 23.6.2006, the government was incompetent to pass the impugned order which seems to be repugnant to the letter and spirit of Section 25-A by which the Parliament intends to create an independent Directorate of Prosecution, headed by the Director of Prosecution appointed with the concurrence of the Chief Justice of the High Court.
(7) Enforcement of Section 25-A may not be possible along with impugned Government Order as both cannot stand together. Under Art. 254, the State cannot legislate law or issue an order which is inconsistent to central law legislated by Parliament. Section 25-A as well as the impugned Government Order cannot stand together while establishing the prosecution branch in the State of U.P. keeping in view the letter and spirit of Section 25-A of the CrPC. Even special counsel appointed under Section 24(8) has been brought under the control of Directorate of Prosecution. Executive lacks jurisdiction to override the judgment of High Court and Hon'ble Supreme Court by executive instruction. Hence, the impugned Government Order suffers from vice of arbitrariness.
(8) Role of Public Prosecutor as settled by Hon'ble Supreme Court by catena of judgments is like an independent umpire. Hence, the government does not possess exclusive right to fill up the vacancies and that too, without consultation with the District Judge. The committed Prosecutor as well as the committed judiciary both are anti-thesis to rule of law and subservient to democratic process (supra).
(9) The Public Prosecutor cannot be compared with the office of Advocate General, Solicitor General or Attorney General or other constitutional posts. The government has ample power to appoint special counsel under Section 24(8) of CrPC in any case at any time but when the question cropped up with regard to appointment of District Government Counsel who works as officer of the Court, then being a statutory post, the opinion of the District Judge is must.
(10) By the impugned Government Order, the appointment of District Government Counsel (Revenue) cannot be regulated where under the U.P. Z.A.L.R. Act and the rules framed thereunder, it is statutory compulsion to obtain the opinion of the District Judge while making appointment on revenue side (supra).
(11) The post of District Government Counsel (Criminal) is a statutory post under Section 24, read with Section 25-A of the CrPC. Hence, it shall be obligatory on the part of the government to discharge its obligation in a just and fair manner with due consultation of the District Judge in view of settled proposition of law.
(12) The Division Bench's judgment of this Court and Hon'ble Supreme Court are binding and the government could not have issued the impugned Government Order without taking into account the different pronouncements of the Supreme Court. Reliance on only part of the judgment without considering the entire judgment along with other related judgments does not permit the government to exercise its power arbitrarily. In view of the undertaking/submission given before Hon'ble Supreme Court in the case of Johri Mal (supra), the government could not have issued the impugned Government Order without approaching the Supreme Court for modification of the observation made in the judgment. The statements given before the Court are binding for the succeeding government. Inviting application from the lawyers within five hours of notice or within two or three days (supra) is violative of existing amended provisions of L.R. Manual and are example of blatant abuse of power by the State Government with active support of the office of the Principal Secretary (Law)/Legal Remembrancer of the State of U.P. Legal Remembrancer has failed to tender correct advice and with firmness.
(13) By order dated 13.9.2011, we have directed the Principal Secretary, Law to file an affidavit with regard to appointment of advocates having criminal antecedents in districts Jhansi, Mathura and Mau but no affidavit was filed by the Principal Secretary, Law. Hence, an inference may be drawn that the persons having criminal antecedent have been appointed in the State of U.P for political compulsion or for other extraneous reasons but without proper verification from the District Magistrate concerned.
(14) No person having criminal antecedent or against whom a First Information Report has been lodged involving moral turpitude and pending trial on account of lodging of First Information Report can be appointed as District government Counsel or Addl. District Government Counsel on criminal or civil side. They should be removed immediately after serving show cause notice and inviting the response.
(15) The District Government Counsels could not be removed even under existing amended L.R. Manual without considering their case for renewal.
(16) Even if the impugned amendment is given effect, on account of the provisions contained in Chapter XXI of the L.R. Manual, it shall be obligatory on the part of the State Government to obtain opinion of the District Judge who maintain the records of annual entry with regard to District Government Counsel and Addl. District Government Counsel working in the district.
(17) Since the government has removed some of the petitioners (supra) arbitrarily inviting applications in five hours or in a day, two and it is an incident of abuse of power causing mental pain and agony and indulging into litigation, hence the respective government counsels are entitled for exemplary cost.
(18) Reduction of age of superannuation does not suffer from any impropriety and illegality, hence call for no interference.
(19) Since under L.R. Manual, applications are invited from the advocates practising in adjoining districts under para 7.03(2) of L.R. Manual, no appointment can be made by pasting notice on Notice Board. In any case, every vacancy should be filled up inviting application by publication in newspaper providing reasonable period, say minimum fifteen days to submit application.
(20) Role of Legal Remembrancer and associate judicial officer while working in the government is to tender independent, correct and lawful advice without being influenced by the politicians and bureaucrats, to maintain rule of law. Within the government, they are separate class having only advisory role. But it is a matter of deep concern that the office of Legal Remembrancer is working like a subordinate government department, seems to lose its flavour and identity, hence requires immediate attention by Hon'ble Chief Justice.
249. Bruteness or animal instinct in a man in case not controlled by required meditation practice, culture and love for rule of law with emotional attachment to the country and feeling of nationalism, a person always deviates from right path. "Man may be little lower than the angels, he has not yet shaken off the brute and the brute within is apt to break loose on occasions.
250. To curb and control that brute and to prevent the degeneration of society into a slate of tooth and claw, we need the rule of law. We also need the rule of law for punishing all deviations and lapses from the code of conduct and standards of behaviour which the community, speaking through its representatives, has prescribed as the law of the land. Being human, disputes are bound to arise amongst us. For the settlement of those disputes, we need guidelines in the form of laws, forums to redress the wrongs in the form of courts, tribunals and advisers who could guide us in the affairs of law, who could represent us in the court of law and in whom we could repose our confidence". These (District Government Counsels) advisers must be of impeccable character, meritorious scholars with independent stature, ability and knowledge.
251. The gradual increase of public lynching, demonstrations on road, processions and agitations against the corruption, are because of inaction on the part of Governments to redress public grievance within own hierarchy of system. The plight of common people, in the present 'governance' may be expressed from a couplet of Ghalib, to quote:-
"My grievous tale to you is but a story;
The stars weep tears of blood to hear its told.
[English translation]
252. In view of above, these bunch of writ petitions deserves to be allowed with exemplary cost in the manner discussed hereinabove.
(XVII) ORDER
253. (1) In view of above, the writ petitions are allowed and a writ in the nature of certiorari is issued quashing the impugned Government Order dated 13.8.2008 contained in Annexure No.1 to writ petition No.7851(M/B) of 2008 to the extent of the amendment made in the L.R. Manual deleting the consultation process with the District Judge with consequential benefits, (2) A further writ, order or direction in the nature of certiorari is issued quashing the orders dated 17.4.2011 and 20.4.2011, contained as Annexures 1 and 2 respectively to writ petition No.3922(M/B) of 2011, order dated 28.4.2011, followed by order dated 30.4.2011 contained as Annexures 26 and 27 respectively in writ petition No.4817(M/B) of 2011, order dated 17.4.2011 and order dated 19.4.2011, contained as Annexures 1 and 2 respectively in writ petition No.4084(M/B) of 2011 and the impugned order dated 18.4.2011, passed in Writ Petition No.3860(M/B) of 2011 contained in Annexure No.1 with costs, Cost is quantified to Rs.2 lacs for each of the petitioners of the aforesaid four writ petitions, out of which, the petitioners shall be entitled to withdraw an amount of Rs.1,50,000/- and the rest Rs.50,000/- shall be transmitted to the Mediation Centre of this Court at Lucknow. Let the cost be deposited within two months from today. In the event of default to deposit the cost, it shall be recovered as arrears of land revenue by the District Magistrate concerned and thereafter be remitted to this Court. Registry to take follow-up action.
(3) A further writ, order or direction in the nature of mandamus is issued directing the State Government to remove all those District Government Counsels or Addl. District Government Counsels who have been involved in criminal case or against whom an investigation of criminal case is pending after serving a show cause notice within a period of two months.
(4) A further writ, order or direction in the nature of mandamus is issued commanding the State of U.P to re-advertise the posts in question keeping in view the observation made in the body of judgment and take a fresh decision strictly in accordance with L.R. Manual expeditiously, say within a period of three months. The petitioners, who were working at the time of filing of the writ petitions shall be permitted to continue to discharge their obligation till their case is reconsidered in accordance with the provisions contained in L.R. Manual after fresh advertisement of the vacancies in the newspaper.
Let a copy of the judgment be sent to Hon'ble the Chief Justice of this Court, the Chief Secretary of the State Government and the Principal Secretary, Law forthwith by the registry.
The writ petitions are allowed accordingly with costs.
(Hon'ble Devi Prasad Singh, J) January 6, 2012 kkb/ We have pronounced separate judgments and allowed the writ petitions so far as reliefs claimed by the petitioners are concerned. Keeping in view the finding recorded and the order passed, there is difference of opinion with regard to disbursement of cost. Hence, the respondents shall deposit the cost but it shall not be remitted unless the question framed under Section B Rule 3 of Chapter VIII of the Rules of the Court is decided by third Judge or the Bench nominated by Hon'ble Chief Justice for the purpose. We frame the following question :
"Whether the cost deposited by the respondents should be paid to the petitioners and a portion of which be remitted to the Mediation Centre, Lucknow as decided by one of us (Hon'ble Devi Prasad Singh, J) or it may be remitted to the office of the District Government Counsel as provided by one of us (Hon'ble Dr. Satish Chandra, J) while writing separate judgment."
Let the matter be placed before Hon'ble Chief Justice for appropriate order.
Since there is no disagreement so far as merit of the case is concerned, the State and its authorities shall implement the judgment forthwith in terms of the finding recorded and order passed by one of us (Hon'ble Devi Prasad Singh, J), agreed by other member of the Bench (Hon'ble Dr. Satish Chandra, J).
Registry shall send copy of both the separate judgments to Hon'ble Chief Justice, Chief Secretary and the Principal Secretary, Law forthwith.
(Justice Dr. Satish Chandra) (Justice Devi Prasad Singh) January 6, 2012 Reserved Case :- MISC. BENCH No. - 7851 of 2008 Petitioner :- U.P. Shaskiya Adhivakta Kalyan Samiti, 8, Mustafa Market, Si Respondent :- State Of U.P. Through Prin. Secretary Nyay Evam Vidhi Parama Petitioner Counsel :- O.P. Srivastava Respondent Counsel :- C.S.C. CONNECTED WITH Writ Petitions No.3922, 3927, 4081, 4579, 4552, 4028, 3919, 4500, 4692, 4693, 4694, 4695, 4584, 4586, 4739, 4743, 4843, 4860, 4861, 4940, 4942, 4447, 4455, 4194, 4252, 3860, 4192, 4311, 4181, 4312, 4314, 4315, 4316, 4317, 4318, 4319, 4083, 4268, 4267, 4261, 4260, 4257, 4256, 4255, 4254, 4253, 4251, 4250, 4248, 4196, 4195, 4184, 4183, 4180, 4419, 4418, 4417, 4416, 4414, 4412, 4411, 4410, 4450, 4457, 4445, 4460, 4490, 4449, 4451, 4458, 4493, 4453, 4448, 4492, 4456, 4459, 4452, 4443, 4491, 4454, 4444, 4488, 4494, 4581, 4583, 4585, 5114, 5098, 6516, 6610, 4179, 5367, 5352, 5356, 7145, 5271, 5696, 5737, 7393, 4817, 4082, 4084, 1207, 82 - all (M/B) of 2011 and 12543 (M/B) of 2010.
Hon'ble Devi Prasad Singh,J.
Hon'ble Dr. Satish Chandra,J.
(Delivered by Hon'ble Dr. Satish Chandra, J) I have carefully gone through the judgment but respectfully do not agree with the observations made in Part XI [paras 185-213] of the judgment pertaining to the office of L.R. and Principal Secretary as well as the Part XVII [para 253(2)], pertaining to the cost - order.
PART XI (PARAS 185-213) [OFFICE OF L.R. & PRINCIPAL SECRETARY]
2.Before passing the stricture and condemning the office of L.R. and Principal Secretary, no proper opportunity was given to explain or defend themselves as per the doctrine of AUDI ALTERM PARTEM.
Needless to mention that there is not a single lawless office in the whole of the country whose record comes anywhere near the perfect record of that organized unit as observed by Hon'ble the Apex Court in the case of State of U.P. v. Mohammad Naim; AIR 1964 SC 703.
3.Further, it may be mentioned that Hon'ble Supreme Court in the case of State of M.P. v. Narmada Bachao Andolan and another; JT 2011 (13) SCC 225 observed that before passing adverse entries/remarks, the cardinal principle of the administration of justice requires for proper freedom and independence of Judges and such independence must be maintained and Judges must be allowed to perform their functions freely and fairly and without undue interference by anybody, even by Hon'ble Supreme Court. However, it is also equally important that in expressing their opinions, the Judges must be guided by consideration of justice, fair play and restraint. It should not be frequent that sweeping generalizations defeat the very purpose for which they are made. Thus, it is relevant to consider:
(a)Whether the party whose conduct is in question is before the court or has an opportunity of explaining or defending himself;
(b)Whether there is evidence on record bearing on that conduct justifying the remarks; and
(c)Whether it is necessary for the decision of the case, as an integral part thereof, to animadvert on that conduct.
4. The above view has been persistently approved and followed by the Hon'ble Apex Court as is evident from the judgments in Jage Ram, Inspector of Police & Anr. v. Hans Raj Midha, AIR 1972 SC 1140; R.K. Lakshmanan v. A.K. Srinivasan & Anr., AIR 1975 SC 1741; Niranjan Patnaik v. Sashibhusan Kar & Anr., AIR 1986 SC 819; Major General I.P.S. Dewan v. Union of India & Ors., (1995) 3 SCC 383; Dr. Dilip Kumar Deka & Anr. v. State of Assam & Anr., (1996) 6 SCC 234; and State of Maharashtra v. Public Concern for Governance Trust & Ors., AIR 2007 SC 777.
Thus, the law on the issue emerges to the effect that the court may not be justified in making adverse remarks/passing structures against a person/office unless it is necessary for the disposal of the case to animadvert to those aspects in regard to the remarks that have been made. The adverse remarks should not be made lightly as it may seriously affect the character, competence and integrity of an individual/office in purported desire to render justice to the other party.
5. In the case of V. K. Jain v. High Court of Delhi through Registrar General and Others; 2009 (12) SCALE 192, the Hon'ble Apex Court observed that Majesty of Court would be enhanced by practicing discipline and self-restraint in discharging of all judicial functions. All actions of a judge must be judicious in character. The roll of superior courts is like a friend, philosopher and guide of the judiciary subordinate to it. The judicial officers have to be treated with parental care and affection. The approach of the superior courts ought to be correctional and not to be intended to harm or ruining the judicial career of the officers.
6.In the instant case, the appointment of Legal Remembrancer is a big task as senior officer of HJS cadre of the rank, who has been promoted as District Judge, can be appointed as Principal Secretary, Law/Legal Remembrancer with the approval of Hon'ble the Chief Minister as well as Hon'ble the Chief Justice.
7.In the case of Braj Kishore Thakur v. Union of India and others, AIR 1997 SC 1157; A. M. Mathur v. Pramod Kumar Gupta, (1990) 2 SCC 533; and S. K. Viswambaran v. E. Koyakunju, 1987 ACC 318, Hon'ble Supreme Court advised that superior courts should not use strong, derogatory, disparaging and carping language while criticizing the judicial officers. The superior courts must always keep in mind that, like all other human beings, the judicial officers are also not infallible and any remarks passed against them may result in incalculable harm resulting in grave injustice. It must be remembered that error is human and no one is infallible. A judge who has not committed an error is yet to be born. Judicial decorum has to be maintained. The criticism must be in a language of utmost restraint always keeping in view that the person making the comment is also fallible.
8.The above ratio laid down by Hon'ble the Supreme Court is binding as per Latin 'Stare Decisis'. According to Lord Coke, the principles of 'stare decisis' means those things which have been so often adjudged ought to rest in peace. Doctrine of 'stare decisis' is expressed in the maxim 'Stare decisis et non quieta movere' means let the decision stand without disturbing it or it is better to adhere to decision than to disturb questions put at rest.
9.Under this doctrine, courts will abide by decided cases and refrain from disturbing general principles established by judicial determination. The Hon'ble Supreme Court in the cases reported in (1976) 3 SCC 334, Regional Manager v. Pawan Kumar; AIR 1976 SC 1455, Mumbai Kamgar Sabha v. Abdulbhai; AIR 1981 SC 271, Waman Rao v. Union of India; and (1971) 1 SCC 749, Makhan Lal v. State of J & K observed that 'Stare decisis' represents an element of continuity in law and is rooted in the psychologic need to satisfy reasonable and legitimate expectations. In Burnet v. Koronado Oil & Gas Co. (1932) 285 US 393 406, Justice Brandeis rightly stated, to quote: -
"Stare decisis is usually the wise policy because in most matters it is important that the applicable rule of law be settled than it be settled right"
10.It appears that in the present case, no opportunity was given to Legal Remembrancer before passing the adverse entries defending himself. Moreover, it appears that in the facts and circumstances, it is not necessary for the decision of the cases in hand, as an integral part thereof, to animadvert on that conduct.
Therefore, I do not agree with the Part XI (paras 185-213)of the judgment.
PART XVII [PARA 253 (2)] [COST-ORDER]
11.Regarding the cost/award, I agree that an exemplary cost of rupees two lacs in each case, is to be awarded but the same or part of it cannot be given to the petitioners as it will amount to unjust enrichment. In future, the petitioners will be encouraged for litigation, as some of them are getting the cost amount more than their earning in a month. This view is also fortified by the Hon'ble Apex Court in the case of Sanjeev Kumar Jain v. Raghubir Saran Charitable Trust and others; 2011 SCCL 718 decided on 10.12.2011.
12.Therefore, I am of the view that cost of rupees two lacs in each case will have to be awarded but the same will have to be given to the office of District Government Council for the purposes of library/computer through concerned District Judge.
13.Except the above, I agree with the remaining part of the judgment and support the view that the District Judge must have the supremacy in making the recommendation/appointment for District Government Council and alike.
(Justice Dr. Satish Chandra) Order Date :- 06th January, 2012.
VNP/-