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 0, Cited by 3]

Supreme Court of India

Fakruddin vs The Principal, Consolidationtraining ... on 10 May, 1995

Equivalent citations: 1995 SCC (4) 538, JT 1995 (7) 183

Author: R.M. Sahai

Bench: R.M. Sahai, S.B Majmudar

           PETITIONER:
FAKRUDDIN

	Vs.

RESPONDENT:
THE PRINCIPAL, CONSOLIDATIONTRAINING INSTITUTE & ORS.

DATE OF JUDGMENT10/05/1995

BENCH:
SAHAI, R.M. (J)
BENCH:
SAHAI, R.M. (J)
MAJMUDAR S.B. (J)

CITATION:
 1995 SCC  (4) 538	  JT 1995 (7)	183
 1995 SCALE  (3)739


ACT:



HEADNOTE:



JUDGMENT:

THE 10TH DAY OF MAY, 1995 Present:

Hon'ble Mr. Justice R.M.Sahai Hon'ble Mr. Justice S.B.Majmudar Mr.H.L.Srivastava, Mr.S.M.Rai, Mr.B.M.Sharma, Mr.T.N.Singh, Advs. for the appeallant Mr.B.B.Singh, Adv. for the Respondents.
O R D E R The following Order of the Court was delivered:
IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 5791 OF 1995 [Arising out of S.L.P. (C) No. 4422 of 1991] Fakruddin V. The Principal, Consolidation Training Institute & Ors.
O R D E R Leave granted.
Justice should not only be done but seem to be done. That is the basic structure on which confidence and faith in the institution rests. The judiciary from the bottom in the hierarchy to the apex at the top commands respect because of its impartiality and objectivity. When a judge directs a case to be listed before another Court or Bench, as he knows one or the other party, it is not because any statutory law precludes him from hearing and deciding it but the propriety is practised and observed to exclude even the remotest possibility of any misgiving or doubt about the impartiality of the judge as even if he is just and fair and his decision is correct yet it may not be satisfying.
What happened in this case is not only unfortunate but to compound it further the learned Judge even when apprised that he was the counsel for the respondent when he was at the bar did not observe that minimum norm which is expected to be observed even by quasi-judicial authorities.
The dispute related to allotment of 'Chaks' in consolidation proceedings. Such a dispute does not raise any question of title. No exception, therefore, could be taken to the order passed by the High Court dismissing the writ petition in limine. But what has compelled us to interfere with the order of the High Court is that it was decided by a Bench of which one of the judges was a counsel for the respondents before his elevation. It may happen at times that a judge who had appeared for a party before his elevation may have forgotten about it. An order passed in ignorance of such factual error may not be taken notice of. But where it was specifically pointed out, as claimed in the Special Leave Petition, that the learned Judge was apprised of it and yet he chose to decide the case, is neither justified nor healthy for the institution. The result of the decision is immaterial. May be that another Bench hearing the case may have come to same conclusion. In fact this Court might have refused to interfere with the order relating to allotment of 'Chakas', but it is not the correctness or otherwise of the order but the sense of justice, the public glare in which a judge is exposed every moment which is more important. A decision of a case one or other way may affect an individual but a decision by a judge who had appeared for one of the parties irrespective of the stakes, the result and the consequences is of much significance from a social point of view. Therefore, irrespective of the merits of the case we set aside the order passed by the High Court and remit the case back to the High Court for deciding it afresh on merits in accordance with law. Any observation made in this order shall not be taken as deciding the rights of parties.
The appeal is disposed of accordingly. No costs.