Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 2]

Supreme Court of India

Raj Kumar Bindlish vs State Of Haryana & Ors on 29 February, 1996

Equivalent citations: JT 1996 (3), 639 1996 SCALE (3)38, 1996 (9) SCC 51, AIR 1996 SUPREME COURT 3068, 1996 AIR SCW 1491, 1996 (1) UJ (SC) 794, (1996) 3 SCR 77 (SC), (1996) 3 JT 639 (SC), 1996 (3) SCR 77, 1996 (3) JT 639, (1996) 2 SCT 629, (1996) 2 SERVLR 613, 1996 SCC (L&S) 1185

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
RAJ KUMAR BINDLISH

	Vs.

RESPONDENT:
STATE OF HARYANA & ORS.

DATE OF JUDGMENT:	29/02/1996

BENCH:
RAMASWAMY, K.
BENCH:
RAMASWAMY, K.
AHMAD SAGHIR S. (J)
G.B. PATTANAIK (J)

CITATION:
 JT 1996 (3)   639	  1996 SCALE  (3)38


ACT:



HEADNOTE:



JUDGMENT:

O R D E R Heard counsel on both sides.

This writ petition under Article 32 of the Constitution relates to the selection of three direct recruit members of the Bar as Additional District and Sessions Judges under the Haryana Higher Judicial Service. Mohinder Singh Suller, S.K. Sardana and Nawab Singh were selected by the Full Court of the High Court sitting as selection committee; they were appointed as Additional District and Sessions Judges by the Governor of Haryana on the recommendation made by the High Court of Punjab and Haryana. Out of 65 candidates who appeared for the interview conducted between April 24, 1992 and April 21, 1989, the above three candidates came to be selected by the High Court. We are informed and is not in dispute that the entire High Court sat as a selection committee, interviewed the candidates and recommended three candidates for appointment as Additional District and Sessions Judges under Article 323 of the Constitution. Son- in-law of one of the sitting Judges was selected. The learned Judge did not participate in the selection process. Under Article 323 of the Constitution, the appointment of Additional District & Sessions Judge is made by the Governor of the State in consultation with the High Court exercising the jurisdiction in relation to the said State. Therefore, it is settled practice in all the States that the respective High Court exercises the jurisdiction and power in selecting the members of the Bar for appointment as Additional District and Sessions Judges and accordingly recommendations are made to the Governor, who on due compliance appoints them as such.

It is contended by the learned counsel for the petitioner that in view of the law laid down by this Court in C. Ravinchandran Iyer vs. Justice A.M. Bhattacharjee & Ors. [(1995) 5 SCC 457 in paragraphs 21 to 23] it is now settled law that a Judge of a High Court is required to keep the strict standards of conduct and rectitude. We approve of it and feel that it needs no restructuring. The candidate who seeks selection to higher judicial services are normally feeder source from service candidates for appointment as Judges of High Court from the service. High Courts are required to adopt that procedure which would be conducive to achieve the said objects. It is contended for the petitioner that the High Court had not adopted any principle in selecting the candidates. Therefore, a procedure which is conducive to achieve the above subject requires to be adopted in selecting the members of the Bar for appointment as Additional District and Sessions Judges. In the counter- affidavit filed by the Registrar of the High Court, it is stated that after the complaint from eighteen advocates was received by the Registrar of the High Court, a sub-Committee was constituted to look into the desirability to adopt a definite procedure to select candidates. Pursuant thereto a request was made to all the other High Courts to know the procedure they have adopted and are following. The sub- committee after securing the information had gone into the question and recommended procedure to be followed in that behalf. The Full Court had considered its recommendation and resolved that in future the procedure suggested by the Sub- committee would be followed in recruitment of the members of the Bar as Additional District and Sessions Judges. The selection in question could not be set at naught on that ground. In view of the above procedure adopted by the High Court, we do not think that there would be any difficulty in future in making selection of the members of the Bar and recommending for appointment under Article 233 as Additional District and Sessions Judges. In view of the fact that selection was made and the respondents were appointed way back in 1989 and are continuing in office ever since, we think it is not a proper case to unsettle their selection already made. Even otherwise, we do not find any tangible illegality in the selection and recommendation in respect of the above three respondents and acceptance by the Governor in appointing them as Additional District and Sessions Judges.

The writ petition is accordingly dismissed.