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 3, Cited by 51]

Supreme Court of India

The State Of Maharashtra & Anr vs Shri Prabhakar Bhikaji Ingle on 11 March, 1996

Equivalent citations: 1996 SCC (3) 463, JT 1996 (3) 567, AIR 1996 SUPREME COURT 3069, 1996 (3) SCC 463, 1996 AIR SCW 1493, (1996) 73 FACLR 1009, (1996) 2 LAB LN 51, (1996) 1 CTC 523 (SC), (1996) 2 RAJ LW 34, (1996) 2 SERVLR 521, 1996 SCC (L&S) 749, (1996) 2 LABLJ 430, 1996 UJ(SC) 2 100, (1996) 3 SCR 211 (SC), (1996) 2 CURCC 43, (1996) 3 JT 567 (SC)

Author: K. Ramaswamy

Bench: K. Ramaswamy

           PETITIONER:
THE STATE OF MAHARASHTRA & ANR.

	Vs.

RESPONDENT:
SHRI PRABHAKAR BHIKAJI INGLE.

DATE OF JUDGMENT:	11/03/1996

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

CITATION:
 1996 SCC  (3) 463	  JT 1996 (3)	567
 1996 SCALE  (3)7


ACT:



HEADNOTE:



JUDGMENT:

O R D E R Leave granted.

We have heard the counsel on both sides. Admittedly, the respondent had filed O.A. No.1169/93 in the Maharashtra Administrative Tribunal, Bombay Bench against the order passed by the Commissioner of Police, Bombay removing him from service. The Commissioner had exercised his power under Art.311(2)(b) of the Constitution holding that in the circumstances it was not practicable to conduct an enquiry against the respondent. That order came to be confirmed by the Tribunal dismissing the O.A. on March 6, 1995. Against that, the respondent filed SLP (C) No.11433/95 which was dismissed by this Court on 25.8.95. Pending the SLP, the respondent filed a review application in the Tribunal. The Tribunal after receipt of the order passed by this Court dismissing the SLP, by the impugned order dated 2.11.95 reviewed the order and set aside the order of dismissal. Thus this appeal by special leave.

It is contended for the respondent that the dismissal of the SLP does not preclude the Tribunal from reviewing the order since the dismissal was a non-speaking order. We fail to appreciate the contention of the respondent. It is true that this Court has held that the dismissal of SLP without speaking order does not constitute res judicata. The principle of res judicata is founded on public policy that the parties cannot be permitted to have the controversy directly or substantially in issue between the same parties or those claiming under the parties in the subsequent suit in the same proceedings in the subsequent stages cannot be raised once over. It is a sound principle of public policy to prevent vexation.

But in this case, when the self-same main order was confirmed by this Court, the question arises whether the Tribunal has had power under Order 47, Rule 1 CPC or any other appropriate provision under the Tribunals Act to review the orders passed by it and confirmed by this Court by refusing to grant leave. We find that the exercise of the review power is deleterious to the judicial discipline. Once this Court has confirmed the order passed by the Tribunal, that becomes final. Therefore, the Tribunal cannot have any power to review the previous order which stands merged with the order passed by this Court.

It is next contended by the learned counsel for the respondent that though the Tribunal was communicated with the order of this Court dated 25.8.95, it has thereafter passed the order. It would mean that though it had the knowledge of dismissal of the order passed by this Court, the Tribunal has exercised the power of review and that, therefore, it cannot be said to be illegal. We are wholly unable to appreciate the contention of the learned counsel. We could appreciate that if the Tribunal had no knowledge of dismissal of the SLP it might, in certain circumstances, review its earlier order, e.g., if it was found that the order was vitiated by any manifest error of law apparent on the face of the record. But having received the communication that this Court has already upheld its order, the Tribunal's exercise of power can be said to be audacious and without any judicial discipline. Under those circumstances, we donot think that the Tribunal is justified in reviewing its own order when this Court had confirmed the order passed earlier.

The appeal is accordingly allowed. The review order is set aside. But in the circumstances without costs.