Supreme Court of India
Kuldip Singh vs Union Of India on 29 April, 2002
Equivalent citations: AIR 2002 SUPREME COURT 2041, 2002 (9) SCC 218, 2002 AIR SCW 2092, 2002 LAB. I. C. 1704, 2002 (4) SLT 72, 2002 (1) JT (SUPP) 382, 2002 (4) SCALE 337, (2002) 2 JCR 149 (SC), (2002) 3 GUJ LR 2636, (2002) 2 SCT 1061, 2002 SCC (L&S) 1063, (2002) 94 FACLR 78, (2002) 4 SUPREME 237, (2002) 4 SCALE 337
Bench: B.N. Kirpal, Arijit Pasayat, H.K. Sema
CASE NO.: Writ Petition (civil) 410 of 2001 PETITIONER: KULDIP SINGH RESPONDENT: UNION OF INDIA DATE OF JUDGMENT: 29/04/2002 BENCH: B.N. KIRPAL & ARIJIT PASAYAT & H.K. SEMA JUDGMENT:
JUDGMENT 2002 (3) SCR 620 The following Order of the Court was delivered In this writ petition, the question which arises for consideration relates to pension which is payable to a Judge who retires from this Court after having been appointed directly from the Bar. Similar question also arises with regard to Bar appointees to the High Courts. Experience has shown that the Bar appointees especially, if they are appointed at the age of 50 years and above get lesser pension than the Service Judge appointees. It is to be seen that as far as the Constitution of India is concerned, it stipulates the manner of appointment of the Judges and provides what may be termed as the qualification required for their appointment. The Constitution contemplates appointment to the High Courts from amongst members of the Bar as well as from amongst the Judicial Officers. The Constitution does not provide for any specific quota. Till a few years ago in practice 66-2/3% of vacancies were filled from amongst members of the Bar and 33-1-1/3% from the Judicial Services. It is only in the Conference of 4th December, 1993, of the Chief Ministers and the Chief Justices that it was decided that the number of vacancies from amongst the judicial Officers "might go up to 40%." The decision of 4th December, 1993, cannot mean that the number of Judges from the Services have to be 40%. The normal practice which has been followed was 2/3rd and 1/3rd from amongst members of the Bar and Judicial Services respectively and it is only on a rare occasion that the Chief Justice of a High Court can propose more service Judges being appointed if suitable members of the Bar are not available. But this cannot be more than 40% in any case. It may here also be noted that in the Chief Justices' Conference held in 1999 it was unanimously resolved that the quota should normally be 66-2/3% and 33-1/3% and it is on this basis the Government should determine the likely number of Bar Judges and then consider whether the High Court Judges who are appointed from amongst the members of the Bar should not be given the same weightage as is now sought to be given to the members of the Bar who are appointed to this Court as far as pension is concerned.
To come up for further orders after the ensuing summer vacation.