Supreme Court of India
Vinod Kumar Singh vs Banaras Hindu University & Others on 11 November, 1987
Equivalent citations: 1988 AIR 371, 1988 SCR (1) 941, AIR 1988 SUPREME COURT 371, 1988 (1) SCC 80, (1987) 4 JT 304 (SC), 1987 5 JT 304, 1988 21 REPORTS 30, 1988 UPLBEC 70, (1988) 1 LS 6, (1988) REVDEC 107, (1988) IJR 8 (SC), 1988 (1) UJ (SC) 57, (1988) 1 ALL RENTCAS 138.2, 1988 (1) ALL RC 138 (2), (1988) UPLBEC 70, (1988) 1 SCJ 3, (1988) 1 CIVLJ 260, (1988) 1 CURCC 90
Author: Misra Rangnath
Bench: Misra Rangnath
PETITIONER:
VINOD KUMAR SINGH
Vs.
RESPONDENT:
BANARAS HINDU UNIVERSITY & OTHERS
DATE OF JUDGMENT11/11/1987
BENCH:
MISRA RANGNATH
BENCH:
MISRA RANGNATH
RANGNATHAN, S.
CITATION:
1988 AIR 371 1988 SCR (1) 941
1988 SCC (1) 80 JT 1987 (4) 304
1987 SCALE (2)1046
ACT:
Provisions of the Civil Procedure Code-Whether a
judgment once pronounced in open Court becomes operative
even without the signatures of the Judges and any alteration
therein whether permissible.
HEADNOTE:
%
The appellant passed the Bachelor's examination in law
with 54.5 per cent marks. He applied for admission to the
Master's Course in law. The university had prescribed a
minimum of 55 per cent marks for admission to the course.
The appellant claimed weightage on certain grounds on the
strength of a precedent. The admission was, however,
refused. The appellant filed a writ petition. A Division
Bench of the High Court heard the writ petition and dictated
the judgment in the open court, allowing the petition and
directing the university to admit the appellant, but soon
thereafter, before the judgment was signed, the appellant's
matter was again put in the hearing list to be heard afresh.
The Division Bench, which had allowed the writ petition,
released the case from its list and directed the same to be
listed before another Division Bench. On the matter being so
listed, the Second Division Bench dismissed the petition.
The appellant appealed to this Court by special leave
against the order of dismissal passed by the High Court.
Allowing the appeal and directing the university to
admit the appellant, the Court,
^
HELD: The provisions of Order 20, rule 3 of the Code of
Civil Procedure give power to the Court to make
alterations/additions in a judgment so long as the judgment
has not been signed, but that power should be exercised
judicially, sparingly and for adequate reasons. When a
judgment is pronounced in the open court, the parties act
upon it and conduct their affairs on the basis that it is in
judgment of the court and that the signing of the judgment
is a formality to follow. A judgment to be operative does
not await the signing thereof by the court. If what is
pronounced in the court is not acted upon, the litigants
would be prejudiced; their confidence in the judicial
process would be shaken. A judgment pronounced in the open
court should be acted upon unless there be some exceptional
feature, like, soon after the judgment
942
is declared in the open court, a feature, not placed
for consideration before the court earlier, is brought to
its notice by either party to the cause, or the court
discovers some new facts from the record or the court
notices a feature, which should be taken into account, or a
review is asked for, which is granted. In such a situation
the court may take up the matter again for further
consideration, and it has to give good reasons if the
judgment delivered by it is not to be operative. [946B, D-H;
947A]
Since the writ petition of the appellant had first been
allowed by pronouncement of the judgment in the open court,
and there is nothing on record to justify why it was not
acted upon, the appeal succeeds. [947E-F]
Surender Singh and others v. The State of Uttar
Pradesh, [1954] 5 S.C.R. 330, relied upon.
JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2976 of 1987.
From the Judgment and Order dated 23.3.1987 of the Allahabad High Court in C.M.W.P. No. 4397 of 1986.
S.N. Singh and T.N. Singh for the Appellant. L.N. Sinha and L.R. Singh for the Respondents. The following Order of the Court was delivered:
O R R Special leave granted.
Appellant passed Bachelor's examination in law from the Banaras Hindu University securing 54.4% marks and was placed in the second division. He applied for admission in the Master's Course in Law in the academic session 1979/80. The University had prescribed a minimum of 55% marks on the average of three years of the degree course as the qualifying requirement. Appellant claimed weightage on the basis that members of his family had donated lands and houses to the University and cited the case of Shri Anant Narain Singh as a precedent. As he failed to secure admission, he again applied for taking admission in the academic session 1983-84 but was not granted admission. Ultimately he filed a writ petition before the Allahabad 943 High Court. On 28.7.1986 the said writ petition was taken up for hearing by a Division Bench and when hearing was concluded, judgment was dictated in open Court allowing the writ petition and direction to the University to admit the petitioner was ordered. The appellant applied for certified copy of the judgment but was told that the matter was again in the hearing list and would be heard afresh. The matter continued to appear in the hearing list from September 1986 till 5.2.1987 when the particular Division Bench which had heard the matter released the case to be taken up by another Bench. On 23rd of March, 1987, the writ petition was dismissed by the new Division Bench.
Two contentions have been raised before us. It is maintained that once the judgment was delivered in open Court it became operative and could not be changed. The dismissal of the writ petition after it had been once allowed was, therefore, without jurisdiction; it was also contended that on the facts of the case the appellant should have been given admission.
There is no dispute that on 28.7.1986, a Division Bench heard the writ petition and disposed it of. The order sheet of that day reads thus:
"Sri Aditya Narain for the petitioner Sri Siddheshwar Pd. for the respondents Petition heard finally. Writ Petition disposed of".
Subsequently there is an endorsement without anybody's signature to the following effect:
Under signature (illegible) Listed for further hearing".
On February 5, 1987, the same learned Judges who had allowed the writ petition gave the following directions:-
"We release this case but we direct that this case be placed before the Hon'ble the Chief Justice for getting it listed before the appropriate bench as the matter was once heard by us and judgment dictated but later on was not signed and was ordered to be listed for further hearing."
"As prayed by counsel for University the petition. may be listed, if possible on 25th February, 1987".944
There is no dispute that the writ petition had been allowed by judgment pronounced in open Court on 28.7.1986 after hearing was concluded. According to the appellant the judgment once pronounced in open Court became operative even without signature of the learned Judges and could not be altered. Reliance is placed on a judgment of this Court in the case of Surendra Singh & Ors. v. The State of Uttar Pradesh, [1954] 5 SCR 330. The facts of that case show that a Division Bench of the Allahabad High Court sitting at Lucknow consisting of Kidwai and Bhargava JJ. heard a criminal appeal and on 11th of December, 1952, judgment was reserved. Before it could be delivered Bhargava J. was shifted to Allahabad. While there, he dictated a judgment treating it to be a judgment of both. He signed every page of the judgment as well as at the end but did not put the date. He sent it to Kidwai J. at Lucknow. On the 24th of December, 1962, before the judgment was delivered Bhargava J. passed away. On the 5th of January, 1953, Kidwai J. delivered the judgment of the Court. He signed it had dated it. The question as to whether the judgment was a valid one came up for consideration. While dealing with such a question, Bose J. spoke for the Court thus:-
"In our opinion, a judgment within the meaning of these sections is the final decision of the court intimated to the parties and to the world at large by formal "pronouncement" or "delivery" in the open court. It is a judicial act which must be performed in a judicial way. Small irregularities in the manner of pronouncement or the mode of delivery do not matter but the substance of the thing must be there: that can neither be blurred nor left to inference and conjecture nor can it be vague. All the rest-the manner in which it is to be recorded, the way in which it is to be authenticated the signing and the sealing, all the rules designed to secure certainity about its content and matter- can be cured; but not the hard core, namely the formal intimation of the decision and its content formely declared in a judicial way in open court. The exact way in which this is done does not matter. In some courts the judgment is delivered orally or read out, in some only the operative portion is pronounced, in some the judgment is merely signed after giving notice to the parties and laying the draft on the table for a given number of days for inspection."
"An important point, therefore, arises. It is evident that the decision which is so pronounced or intimated must be a 945 declaration of the mind of the court as it is at the time of pronouncement. We lay no stress on the mode or manner of delivery, as that is not of the essence, except to say that it must be done in a judicial way in open court. But, however, it is done, it must be an expression of the mind of the court at the time of delivery. We say this because that is the first judicial act touching the judgment which the court performs after the hearing. Everything else uptil then is done out of court and is not intended to be the operative act which sets all the consequences which follow on the judgment in motion. Judges may, not often do, discuss the matter among themselves and reach a tentative conclusion. That is not their judgment. They may write and exchange drafts. Those are not the judgment either, however, heavily and often they may have been signed. The final operative act is that which is formally declared in open court with the intention of making it the operative decision of the court. That is what constitutes the judgment.........."
Bose J. continued to say:
"As soon as the judgment is delivered that becomes the operative pronouncement of the court. The law then provides for the manner in which it is to be authtenticated and made certain. The rules regarding this differ but they do not form the essence of the matter and if there is irregularity in carrying them out it is curable. Thus if a judgment happens not to be signed and is inadvertently acted on and executed, the proceedings consequent on it would be valid because the judgment, if it can be shown to have been validly delivered, would stand good despite defects in the mode of its subsequent authentication".
"After the judgment has been delivered provision is made for review. One provision is that it can be freely altered or amended or even changed completely without further formality, except notice to the parties and a rehearing on the point of change should that be necessary, provided it has not been signed. Another is that after signature a review properly so-called would lie in civil cases but none in criminal; but the review, when it lies, is only permitted on very narrow grounds........."946
The above observations were made, as already mentioned, in a case where the judgment had been signed but not pronounced in the open court. In the present case, we are concerned with a judgment that had been pronounced but not signed. The provision in order 20, rule 3 of the Code of Civil Procedure indicates the position in such cases. It permits alterations or additions to a judgment so long as it is not signed. This is also apparently what has been referred to in the last paragraph of the extract from the judgment of Bose, J. quoted above, where it has been pointed out that a judgment which has been delivered "can be freely altered or amended or even changed completely without further formality, except notice to the parties and re- hearing on the point of change, should that be necessary, provided it has not been signed." It is only after the judgment is both pronounced and signed that alterations or additions are not permissible, except under the provisions of section 152 or section 114 of the Code of Civil Procedure or, in very exceptional, cases, under section 151 of the Code of Civil Procedure.
But, while the Court has undoubted power to alter or modify a judgment, delivered but not signed, such power should be exercised judicially, sparingly and for adequate reasons. When a judgment is pronounced in open court, parties act on the basis that it is the judgment of the Court and that the signing is a formality to follow.
We have extensively extracted from what Bose J. spoke in this judgment to impresss upon everyone that pronouncement of a judgment in court whether immediately after the hearing or after reserving the same to be delivered later should ordinarily be considered as the final act of the court with reference to the case. Bose J. emphasised the feature that as soon as the judgment is delivered that becomes the operative pronouncement of the court. That would mean that the judgment to be operative does not await signing thereof by the court. There may be exceptions to the rule, for instance, soon after the judgment is dictated in open court, a feature which had not been placed for consideration of the court is brought to its notice by counsel of any of the parties or the court discovers some new facts from the record. In such a case the court may give direction that the judgment which has just been delivered would not be effective and the case shall be further heard. There may also be cases-though their number would be few and far between-where when the judgment is placed for signature the court notices a feature which should have been taken into account. In such a situation the matter may be placed for further consideration upon notice to the parties. If the judgment delivered is intended not to 947 be operative, good reasons should be given.
Ordinarily judgment is not delivered till the hearing is complete by listening to submissions of counsel and perusal of records and a definite view is reached by the court in regard to the conclusion. Once that stage is reached and the court pronounces the judgment, the same should not be reopened unless there be some exceptional circumstance or a review is asked for and is granted. When the judgment is pronounced, parties present in the court know the conclusion in the matter and often on the basis of such pronouncement, they proceed to conduct their affairs. If what is pronounced in court is not acted upon, certainly litigants would be prejudiced. Confidence of the litigants in the judicial process would be shaken. A judgment pronounced in open court should be acted upon unless there be some exceptional feature and if there be any such, the same should apear from the record of the case. in the instant matter, we find that there is no material at all to show as to what let the Division Bench which had pronounced the judgment in open court not to authenticate the same by signing it. In such a situation the judgment delivered has to be taken as final and the writ petition should not have been placed for fresh hearing. The subsequent order dismissing the writ petition was not available to be made once it is held that the writ petition stood disposed of by the judgment of the Division Bench on 28.7.1986.
The record of the proceedings of the High Court which is before us does not contain the judgment delivered in court on 28.7.1986 but there is no dispute that the writ petition had been allowed. On the conceded position that the appellant's writ petition was allowed by the High Court, the University is directed to admit the appellant to the Master's Course in Law in the current session.
We understand that the University's courses of study have now been changed. The University shall take such steps as are practicable to give effect to this decision.
The appeal is accordingly allowed. There will be no order for costs.
S.L Appeal allowed.
948