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 411]

Supreme Court of India

G. Sarana vs University Of Lucknow & Ors on 28 July, 1976

Equivalent citations: 1976 AIR 2428, 1977 SCR (1) 64, AIR 1976 SUPREME COURT 2428, 1976 3 SCC 585, 1976 LAB. I. C. 1546, 1976 2 SCWR 213, 1976 SERVLJ 562, 1977 (1) SCR 64, (1976) 2 S C W R 218, (1976) 2 ALL L R 621, 1977 (1) LABLJ 68, 1976 UJ (SC) 701, 1976 2 SERVLR 509

Author: Jaswant Singh

Bench: Jaswant Singh, A.N. Ray, M. Hameedullah Beg

           PETITIONER:
G. SARANA

	Vs.

RESPONDENT:
UNIVERSITY OF LUCKNOW & ORS.

DATE OF JUDGMENT28/07/1976

BENCH:
SINGH, JASWANT
BENCH:
SINGH, JASWANT
RAY, A.N. (CJ)
BEG, M. HAMEEDULLAH

CITATION:
 1976 AIR 2428		  1977 SCR  (1)	 64
 1976 SCC  (3) 585
 CITATOR INFO :
 D	    1990 SC1402	 (26)
 RF	    1991 SC 933	 (10)


ACT:
	     Doctrine of waiver--Bar of waiver, whether applicable to
	later grivance against'bias'.
	     Constitution  of India, Article  226--When	 alternative
	remedies available, whether writ petition maintainable.



HEADNOTE:
	    The	 appellant  and	 respondent No. 8  applied  for	 the
	vacant	post of Professor of Anthropology in the Faculty  of
	Arts,  in answer to an advertisement put up by	the  Lucknow
	University.  A selection committee of five persons including
	three  experts, interviewed them and recommended  respondent
	No. 8 for the post.  The appellant's writ petition challeng-
	ing the recommendation was dismissed by the High Court.	 The
	appellant contended before this Court that two of the expert
	members	 of  the  selection  committee	were  unduly  biased
	against	 him and in favour of respondent No. 8.	 The  appeal
	was contested on two grounds. Firstly, that by submitting to
	the  jurisdiction of the selection committee, the  appellant
	had  waived his right to denounce its constitution and	sec-
	ondly, that the impugned recommendation being an  interlocu-
	tory  proceeding against which remedies were available,	 the
	writ petition was not maintainable.
	Dismissing the appeal, the Court,
	  HELD: 1. Despite the fact that the appellant knew all	 the
	relevant facts,he seems to have voluntarily appeared  before
	the  committee	and taken a chance of  having  a  favourable
	recommendation from it	Having done so it is no now open  to
	him  to	 turn  round and question the  constitution  of	 the
	committee.[70 A-B]
	Manak  Lal v. Prem Chand [1957] SCR 575=AIR 1957  S.C.	425,
	applied.
	    Linahan [1943] 138 F. 2nd 650; A. K. Karipak v. Union of
	India  [1970]  1 SCR 457=ALR 1970 SC 150; Nageshwar  Rao  v.
	State of A.P. [1960] 1 SCR 580=AIR 1959 SC 1376; S.  Partha-
	rarathi v. State of Andhra Pradesh [1974] 1 SLR 427;  Farooq
	Ahmad  Bandey  and Ors. v.  Principal  Regional	 Engineering
	College	 & Anr. [1975] I&K L.R. 427; Principles of  Adminis-
	trative	 Law by I.A.G. Griffith and H. Street (4th  edition)
	and Judicial Review of Administrative Action' (3rd  Edition)
	by Prof. S.A. De Smith, referred to.
	2.  The recommendation of the selection committee has  still
	to be scrutinised by the Executive Council of the University
	and  either accepted or rejected by  and other	remedies  by
	way  of	 representation	 to the	 executive  council  and  an
	application  for reference of the matter under s. 68 of	 the
	Uttar Pradesh Universities (Reenactment and Amendment)	Act,
	1974,  to the Chance or are till open to the  appellant	 and
	have  not  been exhausted  The writ petition or	 he  present
	appeal before us is not maintainable. [70 C-D]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 861 of 1975.

(Appeal by Special Leave from the Judgment and Order dated 1-3-1975 of the Allahabad High Court (Lucknow Bench) in writ petition No. 405 of 1974.) A.K. Sen and S.K. Bisaria, for the appellant. C.P. Lal for respondents 1-3.

Yogeshwar Prasad and R.N. Trivedi, for respondents. No. 8.

The Judgment of the Court was delivered by JASWANT SINGH, J. This appeal by special leave is di- rected against the judgment and order dated March 31, 1975, of Lucknow Bench of 65 the Allahabad High Court dismissing the writ petition No. 405 of 1974 filed by the appellant challenging the recommen- dation made by a Selection Committee of the Lucknow Univer- sity (hereinafter referred to as 'the University') for appointment of respondent No. 8 as Professor of Anthropology in the Faculty of Arts of the University. The facts giving rise to this appeal are: towards the end of the year 1973, the University put up an advertisement inviting applications from candidates possessing the follow- ing qualifications to fill up a vacant post of Professor of Anthropology :---

"Essential: First or high second class Master's degree and Doctorate in the subject con- cerned with a good academic record, experience of teaching post-graduate classes not less than 7 years and/or having conducted and successfully guided research work for 7 year's in recognised institution and having published work of high standard in the subject concerned."

Preferential: High academic distinctions." The appellant and( respondent No. 8 were the only two candidates who applied for the post in response to the advertisement. Their respective qualifications are as set out hereunder :--

S.No. Name Age Qualifications & Experience
1. Dr. G. Sarana, 38 years H.S. (U. P. Bd) 1949-1 Div.

Head of Deptt. Inter (B.H.U.) 1951-1 Div. of Anthropology, B.A. (L.U.) 1953-I Div. Karnatak University, M.A. (L. U.) 1965-I Div. Dharwar. Ph. D. (Harvard (U) 1966.

Published 28 research papers and 3 books.

Worked as :-

(1) Temp. Lecturer in Anthro-

pology L.U. July, 1955- April, 1962.

(2) Lecturer in Anthropol ogy Punjab U-April-August, 1962.

(3) Visiting Lecturer-Univ.

of California at Santa Barbara-July 1965-June 1966.

					 (4) Karnatak	    Univer
					  sity (September  1966 upto
					  date as Reader and since
					  27  June 1970)  as  Profes
					  sor.
	66
	S.No.	Name	    Age		 Qualifications & Experience

2.Dr.K.S. Mathur, 44 years H.S. (U. P. Bd) 1944-1 Divn. Reader and Head of the Inter (U. P. Bd) 1946- I Divn. Deptt. of Anthropology, B. Com (L. U.) 1950- I Divn. Lucknow University. Ph.D. (Australian National U) 1960.

Published several research papers, Worked as:-

(1) Lecturer in Anthropology L.U.-1951-64.
(2)Reader in Anthropology L.U. - 1964-continuing (3) Sociologist- National Council of Appl. Economic Research, New Delhi March' September-1960.

On February 27, 1974,, a Selection Committee consisting of Shri A.K.K. Mustafi, Vice-Chancellor of the University, Dr. K.N. Shukla, Dean, Faculty of Arts and Professor & Head of the Department of Hindi of the University, and three experts viz., Dr. S.C. Dube, Dr. S.R.K. Chopra and Dr. T.B. Mayak, respondents 3, 4, 5, 6 and 7 respectively met to interview the candidates and to make their recommendation to the Executive Council of the University. After interviewing the aforesaid two candidates, the Selection Committee re- solved to recommend respondent No. 8 herein for appointment to the aforesaid post of Professor of Anthropology. On coming to know of the recommendation, the appellant filed the aforesaid petition 'under Article 226 of the Constitution challenging the recommendation mainly on the ground that two out of the aforesaid three experts viz., Dr. S.C. Dube and Dr. S.R.K. Chopra were biased against him and in favour of respondent No. 8. It was alleged by the appel- lant that the respondent had close relations with the afore- said two. experts as he was instrumental in obtaining many remunerative assignments for them. It was. further averred by the appellant that whenever Dr. Dube visited Lucknow, he stayed with respondent No. 8. It was also averred by the appellant that Dr. Chopra had strained relations with him on account of straight election contest between him and the latter for the office of the President of Anthropology Section of the Indian Science Congress for 19574. The appellant further averred that in 1968 when he was serving in the Punjab University as a Lecturer in the Department of Anthropology headed by Dr. Chopra, the latter stubbornly opposed his application for leave to avail of the offer of fellowship from Harvard University and stopped forwarding his salary bills to the Executive, Council with the ulterior object of depriving him of the opportunity to attain higher academic qualification and thereby better his future pros- pects with the result that he was compelled to resign his job and surrender three months' salary in lieu of notice to avail of the offer.

67

The petition was vigorously contested by respondent No.

8. On consideration of the material placed before it, the High Court, however, dismissed the application holding that though respondent No. 8 was the head of the department of Anthropology, he was not the only person responsible for bestowing various assignments either on Dr. Dube or on Dr. Chopra and that it was the Executive Council and the Academic Council which were responsible for giving those assignments to Dr. Dube and Dr. Chopra. It was further held by the High Court that there was nothing unusual in Dr. Dube and Dr. Chopra's knowing and enjoying the hospitality of respondent No. 8. The fact that the appellant had an elec- tion contest with Dr. Chopra was also, in the opinion of the High Court, of no significance, as such like contests were very common and' it could not be said that Dr. Chopra had developed such a degree of ill-will and hostility against the appellant for the latter's standing as a candidate against him so as to render him incapable of acting impar- tially when the task of selecting the best candidate was assigned to him and that it was not possible to. presume that Dr. Dube and Dr. Chopra were in a position to influence the decision of the entire Selection Committee by injection bias in the minds of the other members. The High Court finally held that from the facts relied upon by the appel- lant, bias could not be spelt out. In arriving at its decision, the High Court relied upon the following observa- tions made by Frank, J. of the United States of America in re. Linahan.(1) "If, however, "bias" and "partiality" be defined to mean the total absence of preconceptions in the. mind of the Judge, then no one has ever had a. fair triaL,, and no one ever will. The human mind, even at infancy, is no blank piece of paper. We are born with predispositions and the processes of education, formal and informal, create attitudes which precede: reasoning in particular instances and which, therefore, by definition, are preju- dices."

The High Court also held that the appellant having submitted to the jurisdiction of the Selection Committee, he could not be permitted to turn round and denounce the con- stitution of the Committee.

Counsel for the parties have reiterated before us the contentions raised on behalf of their clients before the High Court. In addition, it has been contended by counsel for respondent No. 8 that the impugned recommendation being in the nature of an interlocutory proceeding,, neither the writ petition nor the appeal arising therefrom could be maintained.

It is needless to emphasize that the principles of natural justice which are meant to .prevent miscarriage of justice are also applicable to domestic enquiries and admin- istrative proceedings (See A.K. Karipak v. Union of India(2). It cannot also be disputed that one of the funda- mental principles of natural justice is that in case of quasi judicial proceedings, the authority empowered to decide the dispute

(t) [1943], 138F. 2nd 650 at 652.

(2) [1969] 2 S.C.C. 262 :[1970] 1 S.C.R. 457 :A.I.R. 1970 S.C. 150.

68

between opposing parties must be one without bias by which is meant an operative prejudice, whether conscious or uncon- scious towards one side or the other in the dispute. (See Nageswara Rao v.A.P. State Road Transport Corporation(1) and Gullapalli Nageshwar Rao v State of A.P.(2). It would be advantageous at this stage to refer to the following observations made by this Court in Manak Lal v. Prem Chand(3).

"Every member of a tribunal that sits to try issues in judicial or quasi-judical proceedings must be able to act. judicially; and the essence of judicial decisions and judicial administration is that judges should be able to act impartially, objectively and without any bias. In such cases the test is not whether in fact a bias has affected the judgment; the test always is and must be wheth- er a litigant could reasonably apprehend that a bias attributable'to a member of the tribunal might have operated against him in the final decision of the tribunal. It is in this sensethat it is often said that justice must not only be done but must also appear to be done."

Again as held by this Court in A. K. Karipak's case (supra), reiterated in S. Parthasarthi v. State of Andhra Pradesh(4) and followed by the High Court of Jarainu & Kashmir in Farooq Ahmed Pandey and Ors. v. Principal Regional Engineering College & Anr.(5) the real question is not whether a member of an administrative Board while exercising quasi-judicial powers or discharging quasi-judicial functions was biased, for it is difficult to prove the mind of a person. What has to be seen is whether there is a reasonable ground for believing that he was likely to have been biased. In decid- ing the question of bias, human probabilities and ordinary course of human conduct have to be taken into consideration. In a group deliberation and decision like that of a Selection Board, the mem- bers do not function as computers. Each member of the group or board is bound to influence the oth- ers, more so if the member concerned is a person with special knowledge. His bias is likely to operate in a subtle manner.

At page 156 of "Principles of AdministratiVe Law" by J.A.G. Griffith and H. Street (Fourth Edition), the position with regard to bias is aptly and succinctly stated as follows :-

"The prohibition of bias strikes against factors which may improperly influence a judge in deciding in favour of one party. The first of the three disabling types of bias is bias on the sub- ject-matter. Only rarely will this bias invalidate proceedings. "A mere general interest in the general object to be pursued would not disqualify,"

said Field J., holding that a magistrate who sub- scribed to the Royal Society for the Prevention of Cruelty to Animals was not thereby disabed (1) [1959] Supp. 1 S.C.R. 319 :A.I.R. 1959 S.C.

308. (2) A.I.R. 1959 S.C. 1376: [1960] 1 S.C.R. 580. (3) [1957] S.C.R. 575 :A.I.R. 1957 S.C. 425. (4) [1974] S.L.R. 427.

(5) [1975] J & K.L.R. 427.

69

from trying a charge brought by that body of cruel- ty to a horse. There must be some direct connec- tion with the litigation. If there is such preju- dice, on the subject-matter that ,the court has reached fixed and unalterable conclusions not founded on reason or understanding, so that there is not a fair hearing, that is bias of which the courts wilt take account, as where a justice an- nounced his intention of convicting anyone coming before him on a charge of supplying liquor after the permitted hours ...........

Secondly, a pecuniary interest, however, slight will disqualify, even though it is not proved that the decision is in any way affected.

The third type of bias is personal bias. A Judge may be a relative, friend or business associ- ate of a party, or he may be personally hostile as a result of events happening either before or during the course of a trial. The courts have not been consistent in laying down when bias of this type will. invalidate a hearing. The House of Lords in Frome United Brewering v. Bath Justices(1) approved an earlier test of whether "there is a real likelihood of bias." the House of Lords has since approved a dictum of Lord Hewart that "justice should not only be done,, but should manifestly and undoubtedly be seen to be done" al- though it did not mention another test suggested by him in the same judgment: Nothing is to be done which creates even a suspicion that there has been an improper interference with the course of jus- tice."

At page 225 of his Treatise on "Judicial Review of Administrative Action" (Third Edition), Prof. S.A. De Smith, has stated as follows with regard to Reports and Preliminary decisions :--

"The case-law on the point is thin, but on principle it would seem that where a report or determination lacking final effect may nevertheless have a seriously judicial effect on the legally protected interests of individuals (e.g. when it is a necessary prerequisite of a final order) the person making the report or preliminary decision must not be affected by interest or likelihood of bias."

From the above discussion, it clearly follows that what has to be seen in a case where there is an allegation of bias, in respect of a member of an administrative Board or body is whether there is a reasonable ground for believing that he was likely to have been biased. In other words whether there is substantial possibility of bias animating the mind of the member against the aggrieved party. We do not, however, consider it necessary in the present case to go into the question of the.reasonableness of bias or real likelihood or bias as despite the fact that, the appellant knew all the relevant facts, he did not before appearing for the interview or at the time of the (1) [1926] A.C. 586.

70

interview raise even his little finger against the consti- tution. of the Selection Committee. He seems to have voluntarily appeared before the Committee and taken a chance of having a favourable recommendation from it. Having done so, it is not. now open to him to turn round and question the constitution of the Committee. This view gains strength from a decision of this Court in Manak Lal's case (Supra) where in more or less similar circumstances, it was held that the failure of the appellant to take the identical plea at the earlier stage of the proceedings created an effective bar of waiver against him. The following observations made therein are worth quoting:---

"It seems dear that the appellant wanted to take a chance to secure a favourable report from the tribunal which was constituted and when he found that he was confronted with an unfavourable report, he adopted the device of raising the present technical point."

It is also difficult to understand how the writ petition or for that matter the present appeal before us is maintain- able when the recommenlation of the Selection Committee has still to be scrutinzed by the Excutive Council of the Uni- versity and either accepted or rejected by t and other remedies by way of representation to. the Executive Council and an application for reference of the matter under section 68 of the Uttar Pradesh Universities (Reenactment and Amendment) Act, 1974, 0 the Chancellor are still open to the appellant and have not been. exmusted. For the foregoing reasons, we find ourselves unable to allow the appeal. In the result, the appeal fails and is hereby dismissed but in the circumstances of the case with- out any order as to costs.

	M.R.						      Appeal
	dismissed.
	71