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 16, Cited by 127]

Supreme Court of India

Baldev Raj Guliani & Others vs The Punjab & Haryana High Court & Others on 30 August, 1976

Equivalent citations: 1976 AIR 2490, 1977 SCR (1) 425, AIR 1976 SUPREME COURT 2490, 1976 LAB. I. C. 1633, 1976 SERVLJ 601, 1977 (1) SCR 425, 1976 4 SCC 201, 1977 3 ALL LR 181, 1977 9 LAWYER 64, (1977) 1 S C W R 223, (1977) 1 LAB L N 14, 1976 2 SERVLR 758

Author: P.K. Goswami

Bench: P.K. Goswami, Y.V. Chandrachud, P.N. Shingal

           PETITIONER:
BALDEV RAJ GULIANI & OTHERS

	Vs.

RESPONDENT:
THE PUNJAB & HARYANA HIGH COURT & OTHERS

DATE OF JUDGMENT30/08/1976

BENCH:
GOSWAMI, P.K.
BENCH:
GOSWAMI, P.K.
CHANDRACHUD, Y.V.
SHINGAL, P.N.

CITATION:
 1976 AIR 2490		  1977 SCR  (1) 425
 1976 SCC  (4) 201
 CITATOR INFO :
 RF	    1979 SC 193	 (22)
 R	    1979 SC1109	 (5)


ACT:
	    Constitution  of  India,  1950--Art.   235--Disciplinary
	action	over subordinate judiciary--Governor--If   bound  by
	the  recommendation   of the  High  Court-Consultation	with
	State Public Service Commission--If warranted by Art. 235.
	    Suspended officer reinstated and later compulsorily	 re-
	tired--Effect  of--If order of suspension merged with  order
	of reinstatement.



HEADNOTE:
	    The	 appellant was a member of the Subordinate  Judicial
	Service of the State. On receipt of certain allegations	 the
	High Court made a preliminary enquiry and the State  Govern-
	ment  suspended him from service.  After the  final  enquiry
	the High Court recommended to the State Government to remove
	him  from service. The State Public Service  Commission,  on
	reference by the Government, stated that he should be  exon-
	erated.	 On the basis of this recommendation,  the  Governor
	ordered	 the appellant's reinstatement; but the	 High  Court
	did not give him a posting on the view that the order of the
	Governor was illegal because of consultation with the  Serv-
	ice Commission and in accepting its advice, disregarding the
	High Court's own recommendation.  The High Court, therefore,
	suggested  to  the Government to review its order  of  rein-
	statement, but the Government did not take any action.	 The
	appellant  then	 filed	a writ petition in  the	 High  Court
	challenging its refusal to give him a posting. In the  mean-
	time  the Governor compulsorily retired the  appellant	from
	service on his attaining 55 years of age.
	    Dismissing	the writ petition the High Court  held	that
	the Governor's order ;reinstating the appellant was void and
	non-est	 because: (i) it was not passed in  accordance	with
	the provisions of Art. 235 of the Constitution and (ii)	 the
	Government  could  not	have consulted	the  Public  Service
	Commission which was an extraneous body.
	    In	appeal	 to  this Court it was	 contended  for	 the
	appellant that (i)  the Governor was not bound by the recom-
	mendation of the High Court; (ii) the Governor was  entitled
	under  Art. 320(3)(c) to consult the Public Service  Commis-
	sion on the question arising out of a disciplinary  proceed-
	ing;  and (iii) since the appellant was	 later	compulsorily
	retired,  the order of suspension merged with the  order  of
	reinstatement,	and since no other order of  suspension	 was
	passed thereafter,  he was entitled to full  salary upto the
	date  of his  compulsory retirement.
	Dismissing the appeal,
	    HELD: (1)(a) Articles 233 to 237 relating to the  subor-
	dinate judiciary are specially carved out and placed in	 the
	safe niche of a separate chapter.  For the first time in the
	country's history appeared in the Constitution of India	 the
	concept	 of control over subordinate courts to vest  in	 the
	High  Courts. But the appointing authority of a	 Subordinate
	Judge under Art. 235 as well as under the Appointment Rules,
	is the Governor.  The High Court, in making its	 recommenda-
	tion  to the Governor for passing the order of removal,	 had
	rightly conceded the authority of the Governor.	  Ordinarily
	and as a matter of graceful routine, recommendations of	 the
	High  Court are and should always be accepted by the  Gover-
	nor.   This is ordinarily so and should be in  practice	 the
	rule as a matter of healthy convention.	 But it will not  be
	correct always to insist that the Governor has no  authority
	even  under extraordinary circumstances to send	 the  matter
	for reconsideration.  [434 E; G; D]
	426
	    (b)	 The quality of exclusive control of the High  Court
	is  not	 whittled down by the constitutional device  of	 all
	orders being issued in the name of the Governor as the	head
	of  the	 State administration.	When,  therefore.  the	High
	Court, exercising disciplinary control, over the subordinate
	judiciary  found,  after a proper enquiry,  that  a  certain
	officer	 was guilty of gross misconduct and was unworthy  to
	be retained in judicial service and, therefore,	 recommended
	to the Governor his removal or dismissal, it is difficult to
	conceive how and under what circumstances such a recommenda-
	tion  could be rejected by the Governor acting with the	 aid
	and advice of ministers or, of one of them.  [434 G-H]
	    The State of West Bengal v. Nripendra Nath Bagchi [1966]
	1  S.C.R. 771; and State of Haryana v. Inder  Prakash  Anand
	H.C.S., and others [1976] Supp. S.C.R. 603. referred to.
	(c)  Whenever in an extraordinary ease, the Governor  feels,
	for  certain reasons, that he is unable to accept  the	High
	Court's recommendations, these reasons will be	communicated
	to  the	 High Court to enable it to reconsider	the  matter.
	There is no warrant for introducing another extraneous	body
	between	 the  Governor and the High Court in the  matter  of
	disposal  of  a disciplinary proceeding against	 a  judicial
	officer. The Governor could not have passed any order on the
	advice	of the Public Service Commission in this case.	 The
	advice	should be of no other authority than the High  Court
	in the matter of judicial officers. This is the plain impli-
	cation	of  Article 235.  There is no room for	any  outside
	body  between the Governor and the High Court.	 In  relying
	upon  the advice of the Commission the Governor	 took  alien
	considerations into account and acted erroneously in passing
	the order of reinstatement.  [435 B, E-F]
	    Consultation  with the Public Service  Commission  after
	receipt of the recommendation of the High Court for  removal
	of  the officer was not warranted by the provisions of	Art.
	235.   Under  the Constitution the High Court  is  the	sole
	custodian over the discipline of judicial officers.  [435 D]
	    (2)	 (a)  Just as the High Court staff are	not  serving
	under the Government of the State, the judicial officers are
	also  not  under the State Government. They  hold  posts  in
	connection  with the affairs of the State but  are  entirely
	under the jurisdiction of the High Court for the purpose  of
	control	 and discipline.  Art. 320(3)(c) is entirely out  of
	place  so  far as the High Court is concerned  dealing	with
	judicial officers.  [435 F; 436 D]
	    Pradvat  Kumar Bose v. The Hon'ble the Chief Justice  of
	Calcutta  High Court [1955] 2 SCR 1331 and The	High  Court,
	Calcutta v. Amal Kumar Roy [1963]1 SCR 437 distinguished and
	held inapplicable.
	    (b) The Governor cannot pass any order without reference
	to  the	 High Court and except on its  recommendation.	 The
	matter should not be considered from the angle of  supremacy
	between one organ over the other.  Solution must be found in
	harmony	 and not in cold war between the two  organs.	[437
	A-B]
	    (3) The character of the order of dismissal and that  of
	the  order  of reinstatement in a  departmental	 enquiry  is
	absolutely different.  Suspension is a step to dismissal and
	may culminate in dismissal.  When an officer is suspended no
	work is taken from him but he does not cease to be in  serv-
	ice.   When  he is dismissed the link with  the	 service  is
	snapped	 and  naturally the order of  suspension  merges  in
	dismissal.  When, however, a suspended officer is reinstated
	an order which is different in content and quality from that
	of suspension takes effect. The suspended officer, on  rein-
	statement,  goes back to service.  A further order may	have
	to  be	passed	by the authority as to in  what	 manner	 the
	period	of suspension will be treated.	That will be  there-
	fore  a	 distinct  and separate proceeding  apart  from	 the
	earlier departmental proceeding in which the order of  rein-
	statement was passed.  If the order of reinstatement is	 set
	aside the officer is bound to revert to his immediate  ante-
	rior  status  of suspension in the absence of any  order  in
	that behalf from the Court.  [438 A-C]
	    In	the  instant case since the order  of  reinstatement
	stood  quashed,	 the appellant would have the  status  of  a
	suspended officer on the date of his compulsory	 retirement.
	It is not for this Court to say whether he would be entitled
	to his
	427
	full  salary  while on suspension.  Since  the	officer	 had
	already	 retired,  it is not necessary for the	Governor  to
	consider  the recommendation of the High Court for the	pur-
	pose of his removal.  [438 E-F]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 908 of 1975.

Appeal from the Judgment and Order dated 13-3-75 of the Punjab and Haryana High Court in Civil Writ No. 2586/71 and CIVIL APPEAL No. 1041 oF 1975.

Appeal from the Judgment and Order dated 13-3-75 of the Punjab & Haryana High Court in Civil Writ No. 2586/71. Kapil Sibal and S.K. Gambir, for the Appellant in C.A. No. 908/75.

Anand Sarup and H.S. Marwah, for Respondent No. 1 in C.A. 908/75 and for Respondent No. 2 in C.A. 1041/75. Naunit Lal, M.N. Shroff and R.N. Sachthey, for Respond- ent No. 3 in C.A. 908/75 for the Appellant in C.A. 1041/75. The Judgment of the Court was delivered by GOSWAMI, J.--These two appeals are by certificate from the judgment of the Full Bench of the High Court of Punjab and Haryana. Both the appeals question the decision of the High Court---one by the Judicial Officer and the other by the State Government.

The appellant in Civil Appeal No. 908 of 1975 (hereinaf- ter to be referred to as the officer) was originally a member of the Punjab Civil Service (Judicial Branch). He was appointed as a Subordinate Judge, IV Class, on February 27, 1956. Thereafter he was promoted as a SubJudge, First Class, and was duly confirmed. While, as a Subordinate Judge-cum-Magistrate First Class in Amloh, District Patiala, the Bar Association of Amloh on May 11, 1965, sent a resolu- tion to the High Court levelling certain charges against the officer affecting his integrity and impartiality. The High Court ascertained the facts through a preliminary enquiry held by the District Judge, apparently, ex parte, at this stage. Thereafter, on the report of the District Judge a regular departmental enquiry was instituted. The officer was suspended by the Government on June 6, 1966, at the instance of the High Court. The District Judge, Sangrur, was appointed as the Enquiry Officer on July 21, 1966. He enquired into the charges levelled against the officer. The Enquiry Officer submitted his report and found him guilty of all the charges except one. The High Court agreed with the Enquiry Officer and came to a tentative conclu- sive that the officer should be removed from service. Meanwhile, the services of the officer were allocated to the State of Haryana with effect from November 1, 1966.

428

The High Court recommended to the State Government of Haryana to serve a notice under Article 311(2) of the Con- stitution asking the officer to show cause why the penalty of removal from service should not be imposed on him. This was done by the State Government on March 13, 1967. The officer submitted his explanation through the High Court on April 20, 1967. The High Court found the explanation to be unsatisfactory and recommended to the Government that the officer should be removed from service.

The State Government, although on its own showing, "was inclined to agree with the views of the High Court and with the recommendation made by it", however, referred the case to the Haryana Public Service Commission for advice purporting to act under Article 320(3)(c) of the Consti- tution. The Commission advised that no case had been made out against the officer and that he should be exonerated. The Governor accepted the advice of the Commission and passed the order on August 24, 1968, reinstating the officer in service with immediate effect. The High Court was re- quested by the Government to post the officer on his rein- statement. The High Court did not issue any posting order to the officer as it was of the opinion that the order of the Government was illegal for the vice of consultation with the Public Service Commission and for accepting its advice disregarding the recommendation of the High Court. The High Court requested the Government to review its order but the Government did not take any action on that suggestion. Since the High Court refused to pass any posting order notwithstanding his several prayers the officer preferred in the High Court of Punjab and Haryana a petition under Arti- cle 226 of the Constitution on July 12, 1971, praying for a writ of mandamus directing the High Court to issue an appro- priate order of posting and also for a mandamus directing the Government to disburse full salary to the officer including the salary for the period under suspension and other consequential reliefs.

While the writ petition was pending before the Full Bench, the Governor, accepting the recommendation of the High Court, passed an order on December 16, 1974, issuing three months' notice of compulsory retirement to the officer and the officer thus retired on March 18, 1975, after at- taining the age of 55 under the service Rules. The officer challenged the notice of retirement by way of a writ petition in the High Court on March 10, 1975. The same was, however, withdrawn by the officer on March 13, 1975, on which date judgment of the Full Bench was delivered in the other writ application out of which the present appeals have arisen.

The officer, however, later on filed a writ petition No. 747 of 1975 in this Court against the order of compulsory retirement and he was allowed by us to withdraw the same on July 30, 1976. The ' retirement of the officer is, 'there- fore, not in dispute.

429

The High Court by a majority of four learned Judges held as follows :--

(1)"Since the impugned order, exonerating the petitioner from all charges and reinstating him, was not passed in accordance with the mandatory provision of the Constitution embodied in Article 235 of the Constitution, order is void and non est being ultra vires Article 235 of the Constitution and the High Court was right in not giving effect to it". They also observed that any recommendation made by the High Court in exercise of power under Article 235 must be held to be binding on the Governor.

(2) "Since the Public Service Commission was an extraneous body and could not be consulted and was able to influence the decision of the punishing authority, the order suffers from a grave constitu- tional infirmity and is, therefore, liable to be declared ultra vires Article 235 of the Constitu- tion and hence void and non est on this ground too. The High Court was, therefore, right in disregarding that order and not implementing it by giving the posting orders to the petitioner". The fifth learned Judge (Gujral, J.) did not agree with the majority with regard to the conclusion on the aforemen- tioned first point. He, however, agreed with the majority with regard to the second point and also agreed with the final decision. The High Court dismissed the officer's writ application under Article 226 and held that he could not claim any relief on the basis of the order of reinstatement of the Governor of August 24, 1968. The High Court further held that the dismissal of the petition would "not bar the State Government from passing an order against the petition- er in accordance with the recommendation of the High Court completely ignoring and keeping out of consideration the advice tendered by the Public Service Commission". Firstly, the appellants contend that the Governor being the appointing authority is not bound to accept the recom- mendation of the High Court and the order of reinstatement is well within his powers under Article 311 read with the Rules for Appointment of Subordinate Judges in Haryana and the Punjab Civil Service (Punishment and Appeal) Rules, 1952, and is perfectly valid. Secondly, they contend that the Governor is entitled under Article 320(3)(c) of the Constitution to consult the Public Service Commission with regard to the matter in question arising out of a disci- plinary proceeding. Thirdly, it is contended on behalf of the officer that in view of the fact that he was ultimately compulsorily retired on the recommendation of the High Court and the order of suspension merged with the order of rein- statement it is no longer possible for the Governor to pass the order of removal of a person who has already retired from service. it is submitted that m that view of the matter the writ application had become infructuous. and even the High Court 430 need not have decided the writ application. It is, there- fore, submitted on behalf of the officer that since on his reinstatement the order of suspension lapsed and he had retired, he would be entitled to his full salary during the entire period of suspension upto the date of his retirement. On behalf of the High Court it is submitted that under Article 235 of the Constitution the sole and exclusive disciplinary control over the subordinate judiciary being vested in the High Court the High Court's recommendation is binding on the Governor and the Governor ought to have accepted the recommendation and passed an order of removal of the officer. It is further submitted that the order of reinstatement passed by the Governor after consulting the Public Service Commission is absolutely void and ultra vires.

The controversies, such as we have to deal with, have raised their unpicturesque heads from time to time. We are, therefore, not required to write on a clean slate on this subject. Even so, one aspect of the matter, viz., that relating to the consultation with the Public Service Commis- sion by the Governor with regard to judicial officers' misconduct assumes a great importance in this case in a manner that has not arisen earlier before this Court. The controversy in these appeals is rather disquieting. In view of several decisions of this Court wherein different facets of like problems were noticed and resolved one would have thought that a healthy convention has grown and taken firm roots by now in fulfilment of one of the cherished Directive Principles of the Constitution in Article 5 which is based on the bed-rock of the principle of independence of the judiciary.

Here, the High Court, after a full enquiry, which has not been questioned at any stage, came to the conclusion that the charges of misconduct of a judicial officer were established and that the officer was of dubious integrity. Who else but the High Court, in such a situation, is better posted to determine the issue and advise the Governor ? Yet, the stark reality is that the High Court's recommendation was given a go-by and the Commission's contrary advice was preferred by the Governor. Time and again this Court has been observing hopefully that it will be in the best interest of a high and healthy tradition for the Governor to ordinarily accept the recommendation of the High Court in a disciplinary matter concerning judicial officers ! We are concerned in these appeals with regard to a disciplinary proceeding in respect of a Subordinate Judge and hence falling within the purview of Article 235 of the Constitution. That Article reads as follows :--

Art. 235. "The control over district courts and courts subordinate thereto including the posting and promotion d, and the grant of leave W, persons belonging to the judicial service of a State and holding any post inferior to the post 431 of district Judge shall be vested in the High Court, but nothing in this article shall be con- strued as talking away from any such person any right of appeal which he may have under the law regulating the conditions of his service or as authorising the High Court to deal with him other, vise than in accordance with the conditions of his service prescribed under such law".
In The State of West Bengal v. Nripendra Nath Bachi(1) this Court in an elaborate judgment went into the history of Articles 233 to 237 of the Constitution. This Court held:
"The word 'control' as we have seen, was used for the first time in the Constitution and it is accom- panied by the word 'vest' which is a strong word. It shows that the High Court is made the sole custodian of the control over the judiciary. Control, therefore, is not merely the power to arrange the day to day working of the court but contemplates disciplinary jurisdiction over the presiding Judge".

Dealing with the argument based on Article 311 this Court further observed in the above case as follows :--

"There is, therefore, nothing in Art. 311 which compels the conclusion that the High Court is ousted of the jurisdiction to hold the enquiry if Art. 235 vested such a power m it. In our judgment, the control which is vested in the High Court is a complete control subject only to the power of the Governor in the matter of appointment (including dismissal and removal) and posting and promotion of District Judges. Within the exercise of the control vested in the High Court, the High Court can hold enquiries, impose punishments other than dismiss- al or removal, subject however to the conditions of service, to a right of appeal if granted by the conditions of service, and to the giving of an opportunity of showing cause as required by el. (2) of Art. 311 unless such opportunity is dispensed with by the Governor acting under the provisos (b) and (c) to that clause. The High Court alone could have held the enquiry in this case. To hold other- wise will be to reverse the policy which has moved determinedly in this direction".

Article 235 makes reference to the conditions of service which are prescribed under Article 309 of the Constitution. The Punjab Civil Services (Punishment and Appeal) Rules, 1952 (hereinafter to he referred to as the Punishment Rules), were made by the Governor of Punjab in exercise of the powers conferred under Article 309 of the Constitution. The judicial officers also hold posts in connect;on with the affairs of the State and the rules made under Article 309 so far as applicable, would govern their conditions of service. There are also the Rules relating to the Appointment of Subordinate Judges in (1) [1966] 1 S.C.R. 771.

432

Haryana (hereinafter to be referred to as the Appointment Rules) which were promulgated by the Governor in exercise of the powers conferred by Article 234 read wire proviso to Article 309 of the Constitution. These Rules were made by the Governor after consultation with the State Public Serv- ice Commission and with the High Court.. Under rule 14, Part F of the Appointment Rules relating to Discipline, Penalties and Appeals, it is provided as follows :---

"In matters relating to discipline, penalties and appeal including orders specified in Appendix B, members of the Service shall be governed by 'The Punjab Civil Services (Punishment and Appeal) Rules, 1952' as amended from time to time.
Provided that the nature of penalties which may be inflicted, the authority empowered to impose such penalties or pass such orders and the appel- late authority shall be as specified in Appendices 'A' and 'B' below :--"

In Appendix 'A' it is provided in item (f) that the punish- ing authority in case of removal from the service which does not disqualify from future employment is the "Government" and there is no appeal therefrom. In item (g) of Appendix 'A' dismissal is also provided for in similar terms. In Appendix 'B' the authority competent to pass an order of termination of the service of a Subordinate Judge is the "Government" and there is no appeal against such an order. It will be seen that under rule 14 of the Appointment Rules of the Subordinate Judges, the Punishment Rules are being made applicable to the Subordinate Judges. Under rule 4(vi) of the Punishment Rules read with Appendix 'A' of Part (F) of the Appointment Rules. the competent authority to remove a Subordinate Judge from service is the ,Government". It was, therefore, appropriate that the High Court, after close, of the departmental en- quiry, when it was satisfied that the officer was guilty of misconduct deserving removal from service, recommended to the Governor for his removal. Upto this stage there was no difficulty. Trouble arose when the Government, although on its own showing, was inclined to agree with the High Court thought it proper to obtain the advice of the Public Service Commission as is usually done in the case of other civil servants. As stated earlier, the Commission tendered its advice contrary to the recommendation of the High Court and held the opinion that the officer should be exonerated from the charges. The Government accepted the advice of the Commission and reinstated the officer which resulted in refusal to accept the recommendation of the High Court. In the above premises the questions that are raised .are---

(1) Whether the Governor is bound under the Constitution to accept the recommendation of the High Court and to pass an order of removal of the judicial officer.

433

(2) Whether consultation with the Public Service Commission in a matter of a disciplinary proceeding relating to the judicial officer under the control of the High Court is unconstitutional. Is the order of reinstatement passed by the Government constitutionally valid ?

(3) If not, what will be the position of the officer on the date of the officer's compulsory retirement ? Is an order of removal possible after that date ?

There is no dispute that the appointing authority of a Subordinate Judge under Article 235 as well as under the Appointment Rules is the Governor. Under Article 235 itself the Subordinate Judge will be governed by the Appointment Rules made under Article 234 read with Article 309. The Appointment Rules by reference, bring in the Punishment Rules whereby the punishing authority for removal is the "Government" mentioned in the former Rules. With regard to the first question the appellants submit that the Governor being the appointing authority both under Article 235 and the Appointment Rules read with the Punish- ment Rules, is the final authority to pass the order of removal of the officer and is not under any constitutional obligation to be bound by the recommendation of the High Court. They rely upon Article 311 of the Constitution read with the aforementioned service Rules and submit that the control of the High Court under Article 235 does not impinge upon the power of the Governor to refuse to accept the recommendation of the High Court and to pass an appropriate order.

The learned counsel for the High Court, on the other hand, submits that Article 235 of the Constitution leaves no option to the Governor to refuse to accept its recommenda- tion in a disciplinary matter in respect of a judicial officer. He draws our attention to a very recent decision of this Court in State of Haryana v. Inder Prakash Artand H.C.S. and Others(1) to support his submission. He particu- larly relies upon paragraph 18 of that decision which reads:

"The control vested in the High Court is that if the High Court is of opinion that a particular judicial officer is not fit to be retained in service the High Court will communicate that to the Governor because the Governor is the authority to dismiss, remove, reduce in rank or terminate the appointment. In such cases it is the contemplation in the Constitution that the Governor as the Head of the State will act in harmony with the recommen- dation of the High Court. If the recommendation of the High Court is not held to be binding on the State consequences will be unfortunate. It is in public interest that the State will accept the recommendation of the High Court. The vesting of complete control over the subordinate judiciary in the High Court leads to this that the decision of the High Court in matters within its (1) [1976] supp. S.C.R. 603.
434

jurisdiction will bind the State. 'The Governor will act on the recommendation of the High Court. That is the broad basis of Article 235. (See Shamsher Singh & Anr. v. State of Punjab at page

841)".(1) It is pointed out by the appellants that in Inder Pra- kash Anand's case (supra) the question was whether the State Government could compulsorily retire a Senior Subordinate Judge-cum-Chief Judicial Magistrate under the Punjab Civil Services Rules against the recommendation of the High Court and that it was not a case relating to dismissal or removal on the disciplinary side. Though the question involved in I.P. Anand's case related to a different matter the above- quoted observations of this Court, useful for all occasions, have, hopefully, a wider cast and their significance can be overlooked only at some peril of the desideratum nurtured in the Constitution.

The High Court, in making its recommendation to the Governor for passing the order of removal, has rightly conceded the authority of the Governor to pass the same. The question is: Is the recommendation of the High Court binding on the Governor ? Since the Governor is the ultimate authority to pass the order of removal it will not be cor- rect always to insist that he has no authority even under certain extraordinary circumstances to decline to accept forthwith, the particular recommendation. Ordinarily and as a matter of graceful routine, recommendations of the High Court are and should be always accepted by the Governor. That is ordinarily so and should be in practice the rule as a matter of healthy convention.

Articles 233 to 237 relating to the subordinate judici- ary are specially carved out and placed in the safe niche of a separate chapter, Chapter VI in Part VI of the Constitu- tion under sub-title 'Subordinate Courts'. This by itself is significant. It is a major breakthrough in the Constitu- tion from the position under the Government of India Act 1935 so far as the subordinate judiciary is concerned and clearly unfolds the keen awareness of the rounding fathers in what has been a passionate and raging topic with regard to independence of the judiciary all through, over the years.

For the first time, in the country's history, appeared in the Constitution of India the concept of control over subordinate courts to vest in the High Courts. The quality of exclusive control of the High Court does not appear to be whittled by the constitutional device of all orders being issued in the name of the Governor as the head of the State administration. When, therefore, the High Court exercising disciplinary control over the subordinate judiciary finds. after a proper enquiry, that a certain officer is guilty of gross misconduct and is unworthy to be retained in judicial service and, therefore, recommends to the Governor his removal or dismissal, it is difficult to conceive how and under what circumstances such a recommendation should be rejected by the Governor acting with the aid and advice (1) [1975] 1 S.C.R. 814.

435

of the council of ministers or, as is usually the case, of one of the ministers. It is in this context that this Court has more than once observed that the recommendation of the High Court in respect of judicial officers should always be accepted by the Governor. This is the inner significance of the constitutional provisions relating to the subordinate judiciary. Whenever in an extraordinary case, rare in itself, the Governor feels, for certain reasons, that he is unable to accept the High Court's recommendations, these reasons will be communicated to the High Court to enable it to reconsider the matter. It is, however, inconceivable that, without reference to the High Court, the Governor would pass an order which had not been earlier recommended by the High Court. That will be contrary to the contempla- tion in the Constitution and should not take place. It is not necessary to pursue the matter in further depth as sought to be canvassed by the parties taking ex- treme stances in the view taken by us on the second ques- tion.

With regard to the second submission we are clearly of opinion that consultation with the Public Service Commission after receipt of the recommendation of the High Court for removal of the officer is not warranted by the provisions of Article 235.

It is true that under Article 235 as well as under the Appointment and Punishment Rules the Governor is the ap- pointing and punishing authority. But under Article 235 the High Court is the sole custodian over the discipline of the judicial officers. There is no warrant for introducing another extraneous body between the Governor and the High Court in the matter of disposal of a disciplinary proceeding against a judicial officer. It is submitted on behalf of the appellants that Article 320(3)(c) provides that the Public Service Commission shall be consulted on all disci- plinary matters affecting a person serving under the Govern- ment of a State in a civil capacity. Judicial Officers although holding posts in civil capacity are not serving under the Government of a State. They hold posts in connec- tion with the affairs of the State but are entirely under the jurisdiction of the High Court for the purpose of con- trol and discipline. There is, therefore, no constitution- al justification or sanction for the Governor, even if he wishes, to consult the Public Service Commission under Article 320 (3) (c) in respect of judicial officers. Con- sultation with the Public Service Commission in this case and preference accorded to its advice ignoring the recommen- dation of the High Court have introduced a serious consti- tutional infirmity in the final order of reinstatement passed by the Governor.

The appellants drew our attention to a decision of this Court in Pradvat Kumar Bose v. The Hon'ble The Chief Justice of Calcutta High Court(1) where this Court had to deal with one of the arguments founded on Article 320(3)(c) of the Constitution. In the above decision Pradyat Kumar Bose, who was Registrar and Accountant-General of the High Court on its original side and who was the (1) [1955]2 S.C.R. 1331.

436

appointee of the Chief Justice, was dismissed by the Chief Justice after a full and thorough enquiry held by one of the Judges of the High Court whose findings were accepted by the Chief Justice. Inter alia, it was contended before this Court that the order of dismissal by the Chief Justice was vitiated as the Chief Justice did not consult the State Public Service Commission prior to dismissal of the Regis- trar as provided for under Article 320(3)(c). This Court repelled the contention holding that Article 320(3)(c) was contrary to the implications of Article 229 and the language thereof was also not applicable to the High Court staff since the members of the High Court staff did not serve under the Government of the Union or of the State. It is submitted by the appellants that this court held that Article 320(3) (e) was not applicable since the Chief Justice was the sole appointing and punishing authority so far as the High Court staff was concerned under Article 229 of the Constitution. On a parity of reasoning it is con- tended by the appellants that since the Governor is the sole appointing and punishing authority under the Appointment and Punishment Rules, Article 320(3)(c) is, therefore, clearly attracted, since, according to them, if Article 229 were not there the matter would have been considered by this Court in a different light. We are unable to accept this submission since, as we have pointed out, just as the High Court staff are not serving under the Government of the State, the judicial officers are also not serving under the State Government.

The appellants also relied upon a decision 01 this Court in The High Court, Calcutta v. Amal Kumar Roy(1). In this case also a submission was made in this Court that the High Court should have consulted the State Public Service Commission in superseding seniority of a Munsif as a result of his exclusion from consideration for promotion in a particular year which resulted in his loss of eight places in the cadre of Subordinate Judges at the time he was actu- ally appointed to act as an Additional Subordinate Judge. The particular officer's case in substance was that this exclusion by the High Court amounted in law to the penalty of "withholding of promotion". It was contended that the High Court should have consulted the State Public Service Commission since article 320(3)(c) contemplated disciplinary matters. This Court disposed of this submission by holding that losing places in a rank was not 'reduction in rank' and that no disciplinary proceedings had been started against the particular officer and hence there could be no occasion for the State Public Service Commission being consulted. It is submitted by the appellants that this Court did not reject the submission based on Article 320(3)(c), out of hand, holding that the Article was not applicable. It is true that the aforesaid submission was disposed of in this particular manner by this Court in the above decision. That however, does not mean that this Court categorically held Article 320(3)(c) was attracted in the case of judicial officers. The question did not arise in that form. (1) [1963] 1 S.C.R.437.

437

The matter should not be considered from the angle of supremacy of one organ over the other. That will be an entirely erroneous approach. The Constitution reposes certain power in the Governor even under Article 235. He is the authority to pass the order of removal, albeit, on the recommendation of the High Court. That is the constitution- al scheme. The Governor, however, cannot pass any order, as has been done in this case, without reference to the High Court and except on its recommendation. Solution must be found in harmony and not in cold war between the two organs. The Governor could not have-passed any order on the advice of the Public Service Commission in this case. The advice Should be no other authority than the High Court in the matter of judicial officers. This is the plain implication of Article 235. Article 320 (3) (c) is entirely out of place so far as the High Court is concerned dealing with judicial officers. To give any other interpretation to Article 320(3)(c) will be to defeat the supreme object underlying Article 235 of the Constitution specially intend- ed for protection of the judicial officers and necessarily the independence of the subordinate judiciary. It is abso- lutely clear that the Governor cannot consult the Public Service Commission in the case of judicial officers and accept its advice and act according to it. There is no room for any outside body between the Governor and the High Court.

The Governor in relying upon the advice of the Public Service Commission in this case took alien considerations into account and acted erroneously in passing the order of reinstatement based on the same. The order of the Governor is, therefore, constitutionally invalid and is liable to be quashed and we order accordingly.

That brings us to the third submission of the appellants. At one stage we thought that we would not consider this submission since this may arise at the time of payment of salary for the period of suspension as the officer has already retired. We, however, find that even in the writ application there was a prayer for a mandamus to the Govern- ment to disburse the officer's full salary during the entire period of suspension upto the date of his retirement. The learned counsel for the officer has also argued the matter fully before us. We would, therefore, deal with the same. Since the order of reinstatement of August 24, 1968, is quashed the officer is reverted to the status quo ante as on the date prior to the aforesaid order. It is undisputed that he had been under suspension during that period. It is submitted that on the passing of the order of reinstatement the order of suspension merged in that order -and since there is no other order of suspension passed thereafter either by the High Court or by the Governor the officer on his compulsory retirement will be entitled to his full salary as an officer who had already ceased to be under suspension. It is submitted that the principle of merger which is generally invoked when an order of dismissal is passed against an officer under suspension should apply also in the case of reinstatement.

438

We are, however, unable to accept this submission. The character of the order of dismissal and that of the order of reinstatement in a departmental enquiry is absolutely dif- ferent. Suspension is a step to dismissal and may culminate in dismissal. When an officer is suspended no work is taken from him but he does not cease to be in service. When he is dismissed the link with the service is snapped and naturally the order of suspension merges in dismissal. Nothing re- mains to be done about his suspension. When, however, a suspended officer is reinstated an order which is different in content and quality from that of suspension takes effect. The suspended officer, on reinstatement, goes back to serv- ice. A further order may have to be passed by the authority as to in what manner the period of suspension will be treat- ed. That will be, therefore, a distinct and separate pro- ceeding apart from the earlier departmental proceeding in which the order of reinstatement was passed. If, therefore, the order of reinstatement is set aside the officer is bound to revert to his immediate anterior status of suspension.There may be certain service rules to take care of this position but even otherwise the position will be automatic and the order of reinstatement being quashed the position of the officer, in absence of any order in that behalf from the court, will be what he was earlier, viz., that of a suspended officer. In this view of the matter, since the order of reinstatement stands quashed and the officer had been under suspension in a departmental proceeding awaiting orders of the Governor for removal, on the recommendation of the High Court, he would have the status of a suspended officer on the date of his compulsory retirement. The officer in this case was, there- fore, compulsorily retired while he was under suspension from service. It is not for us to decide whether being in such a position he would be entitled to his full salary for the entire period of suspension and we refrain from expressing any opinion on that aspect of the matter. It should, however, be observed that since the officer has already retired it will not be necessary for the Governor to consider the recommendation of the High Court for the pur- pose of removal of the officer. We, however, do not fail to see that the Government, on its own. was inclined to accept the recommendation of the High Court at the initial stage. In the result the appeals are dismissed and the order of reinstatement of the officer passed by the Governor stands quashed for the reasons given in this judgment. There will be no order as to costs.

	P.B.R.					 Appeals dismissed
	439