Supreme Court of India
Vasudeo Vishwanath Saraf vs New Education Institute & Ors on 5 August, 1986
Equivalent citations: 1986 AIR 2105, 1986 SCR (3) 458, AIR 1986 SUPREME COURT 2105, 1986 BBCJ 130, 1986 2 UJ (SC) 682, (1986) JT 80 (SC), (1986) 161 ITR 835, (1986) 2 LAB LN 757, 1986 SCC (L&S) 711, (1986) 69 FJR 164, (1986) 63 STC 361, 1986 (4) SCC 31, (1986) 3 SERVLR 96, (1986) 60 COMCAS 943, (1986) 57 CURTAXREP 100, 1986 BOM LR 88 565
Author: B.C. Ray
Bench: B.C. Ray, A.P. Sen
PETITIONER:
VASUDEO VISHWANATH SARAF
Vs.
RESPONDENT:
NEW EDUCATION INSTITUTE & ORS.
DATE OF JUDGMENT05/08/1986
BENCH:
RAY, B.C. (J)
BENCH:
RAY, B.C. (J)
SEN, A.P. (J)
CITATION:
1986 AIR 2105 1986 SCR (3) 458
1986 SCC (4) 31 JT 1986 80
1986 SCALE (2)258
ACT:
Constitution of India, 1950- Article 226-Necessity of
making reasoned orders.
HEADNOTE:
The petitioner was initially appointed as an Assistant
Teacher in a school run by the respondent-society,
subsequently promoted as Supervisor and thereafter was
working as Principal till reversion by a Resolution of the
Managing Committee of the respondent-society.
The petitioner challenged the Resolution of reversion
by filing a suit, which was dismissed. The Appellate Court
allowed the appeal holding that the order of reversion was
illegal and bad and further held that the petitioner was
entitled to have all the benefits and emoluments as
Principal.
During the pendency of the second appeal, opposite
party No. 1 commenced a departmental enquiry against the
petitioner, under cl. 77.3 of Secondary School Code, which
related to mistakes in accounting in matters pertaining to
the society and not relating to the school and the Enquiry
Committee recommended the termination of the petitioner's
services. The petitioner filed an appeal to the Deputy
Director of Education, who held that the order terminating
service was disproportionate to the findings recorded by the
Enquiry Committee and directed that the petitioner's service
should not be terminated till the decision of the suit. This
order was challenged by the management before the Director
of Education. The joint Director of Education allowed the
appeal and upheld the recommendations made by the Enquiry
Committee regarding the termination of service.
The writ petition filed by the petitioner challenging
the impugned order was rejected by merely recording the
order, 'rejected'.
Thereafter, the petitioner filed a suit, and during its
pendency the
459
management again commenced an enquiry, which was completed
without any compliance of the principles of natural justice,
and the Enquiry Committee recommended termination of the
services of the petitioner from the post of Assistant
Teacher.
In appeal, the Deputy Director of Education, without
giving any hearing to the petitioner sent a letter informing
him that under instructions from the Director of Education,
the decision of termination of service on the basis of the
first enquiry held against him being upheld by the Director
of Education it was not necessary to entertain his appeal
against the decision of the subsequent enquiry and,
therefore, the appeal was filed.
On a representation made by the petitioner, the
Government forwarded the appeal to the School Tribunal,
which was dismissed. The writ petition of the petitioner was
also rejected.
The petitioner appealed to this Court by way of Special
Leave Petition.
Allowing the appeal, the court,
^
HELD: 1. The Judgment and Order passed on 8.6.1984 in
Writ Petition No. 4063 of 1984 is set aside, and the Court
below directed to dispose of the said writ petition in
accordance with law after hearing the parties and by passing
a speaking order as expeditiously as possible preferably
within a period of four months. [467B-C]
2. Fair play and justice demands that justice must not
only be done but must seems to have been done. [465F-G]
Mahabir Prasad v. State of M.P., AIR 1970 (SC) 1302 at
1304, Madhya Pradesh Industries Ltd. v. Union of India &
Ors., [1966] 1 SCR 466, Mahabir Jute Mills v. Shibbon Lal,
AIR 1975 SC 2057 at 2060, Siemen Engineering & Manufacturing
Co. v. Union of India, AIR 1976 (SC) 785, Bachhan Singh v.
State of Punjab, AIR 1980 (SC) 1355 at 1358 paras 18 & 19
and Rangnath v. Daulat Rao and Others, [1975] (1) SCC 686 at
690 para 7, followed.
3. It is a cardinal principle of the rule of law which
governs our policy that the Court including writ Court is
required to record reasons while disposing of a writ
petition. This is imperative for the fair and
460
equitable adminstration of justice. The recording of reasons
in deciding cases or applications affecting rights of
parties is a mandatory requirement to be fulfilled in
consonance with the principles of natural justice.[465B-D]
4. It is no answer that for the purpose of expeditious
disposal of cases a laconic order like 'dismissed' or
'rejected' will be made without passing a reasoned order or
a speaking order. [465D-E]
5. The order must in a nutshell record the relevant
reasons which were taken into consideration by the Court in
coming to its final conclusions and in disposing of the
petition or the cause by making the order, thereby enabling
both the parties seeking justice as well as the superior
Court where an appeal lies to know the mind of the Court as
well as the reasons for its finding on questions of law and
facts in deciding the said petition or cause. [465E-F]
JUDGMENT:
CIVIL APPELLATE JURISDICTION: Civil Appeal No. 1442 of 1986 From the Judgment and Order dated 5.10.1984 of the Bombay High Court in Writ Petition No. 4063 of 1984.
S.B. Bhasme and M.A. Firoz for the Appellant. V.A. Bobde. A.K. Sanghi and Shyam Murlidhar for the Respondents.
The Judgment of the Court was delivered by RAY J. This application for special leave involves a very short but very important and substantial question of law namely whether a court while hearing writ petitions is under an obligation to pass a speaking order-an order recording in brief at least the reasons which weighed with the court in determining the salient questions raised by the parties to the action while dismissing or rejecting the writ petition in order to enable the parties to know the reasons for such order, more particularly when there is provision for appeal including appeal on special leave to this Court under Article 136 of the Constitution of India to apprise the appellate court of the reasons of the order in order to conform the basic principles of justice and fair play and as well as the rule of law which pervades our constitutional system and also in consonance with the principles of natural justice. On this vital ground we 461 deem it just and proper to grant special leave and accordingly special leave granted.
The facts of the case in brief are inter alia that the petitioner a B.Sc. with 2nd Class honours, was appointed as an assistant Teacher in 195 I in the New English Institute Girls High School conducted and managed by a registered society named New Education Institute, the respondent No. 1. The petitioner was transferred in New High School in June 1953. The petitioner passed the Secondary Teacher's Certificate Examination and he also passed the Diploma of Education Examination conducted by Basic Training Centre, Dhule. This diploma is considered as equivalent to Bachelor of Education Degree for the purpose of considering suitability for additional benefits. The petitioner was promoted as supervisor in the same school in 1961 and thereafter From June 1968 he was working as Principal till his reversion by a resolution of the managing committee of the Institute dated October 28. 1973.
The petitioner challenged the said resolution of reversion in a suit being regular Civil Suit No. 755 of 1973. The said suit was dismissed. The petitioner challenged the said degree of dismissal in Civil Appeal No. 107 of 1979. The appellate court allowed the appeal on reversing the degree of the trial court holding inter alia that the order of reversion was illegal and bad and the petitioner was entitled to have all the benefits and emoluments as principal of the said institution. The opposite party No. 1 preferred a Second Appeal No. 162 of 1981 in the High Court of Judicature at Bombay which is pending for hearing.
During the pendency of the said appeal the opposite party No. 1 commenced a departmental enquiry against the petitioner under the provisions of Clause 77.3 of Secondary School Code. A notice to show cause was issued to the petitioner wherefrom it would appear that the said proceeding mainly related to mistakes in accounting in matters pertaining to the society and not relating to the school. The Enquiry Committee on 7.4.1975 recommended the termination of the petitioner's services. Against that recommendation the petitioner filed an appeal to the Deputy Director of Education, Nasik, the respondent No. 4. The respondent No. 4 by his order dated 27.12.1975 was of the opinion that the order terminating service of the petitioner was disproportionate to the findings recorded by the Enquiry Committee and directed that the petitioner's service should not be terminated till the Civil Court would decide the suit. This order of respondent No. 4 was challenged by the management in an appeal filed to the Director of 462 Education. Though it was submitted that the said appeal was not maintainable under the said Secondary School Code, the Joint Director of Education however after hearing allowed the said appeal by his order dated 6.9.1979 holding that all the charges levelled against the petitioner were of account matters. He further held that the management was equally responsible in as much as it left financial matters pertaining to the management of the society to the Headmaster and his clerks. Since it was not the duty of the Headmaster he could not be held responsible in management of accounts in the capacity of Headmaster. Some of the charges pertaining to the duties as Head Master had been fully proved and some partly against the petitioner. To be guilty under a single charge pertaining to financial matters is very serious. The Joint Director, therefore, held that the recommendations made by the Enquiry Committee regarding the termination of the service of the petitioner had to be upheld.
The petitioner, thereafter, challenged the impugned order in writ petition No. 1837 of 1980 before the High Court of Judicature at Bombay. On 12.8.1980 the writ petition was rejected by merely re cording the order, 'rejected'. No reasons whatsoever were recorded which impelled the court to reject the petition.
The petitioner, thereafter, brought an action being Civil Suit No. 199 of 1981 in the Court of Civil Judge, Senior Division, Nasik, which is pending for hearing.
During the pendency of these proceedings the management again commenced an enquiry under the provisions of Clause 77.3 of the Secondary Schools Code. This enquiry was completed without any compliance of the principles of natural justice in as much as the petitioner was not served with the chargesheet by the Enquiry Committee nor his nominee one Mr. R.G. Kunte, a teacher, was allowed to participate in the proceedings of the Enquiry Committee. It was also alleged that out of 75 documents which the petitioner demanded inspection of only 25 documents were given inspection and the Enquiry Committee merely supplied him its findings without giving copy of summary of the proceedings of the Enquiry Committee. The findings recorded by the Enquiry Committee was received by the petitioner on 26.4.1979 recommending termination of his service from the post of Assistant Teacher. The management also, sent its order terminating the petitioner's service and this was received by him on 26.4.1979. It was submitted that the entire procedure adopted by the Enquiry Com-
463mittee was in violation of Clause 77.3 of Secondary Schools Code and in fact the enquiry was exparte. Petitioner prayed for setting aside the order of the Enquiry Committee and for allowing the appeal.
The Deputy Director of Education, Nasik without giving any hearing to the petitioner sent a letter dated 12.2.1980 informing the petitioner that under instruction from the Director of Education the decision of termination of service on the basis of the first enquiry held by the management of the Institute against him being upheld by the Director of Education it was not necessary to entertain his appeal against the decision of the enquiry subsequently held. The appeal was, therefore, filed. The respondent No. 4, the Deputy Director of Education, thus did not at all consider and decide the appeal after hearing the parties including the petitioner.
The petitioner then made a representation to the Government by letter dated 8.4.1981 to decide the appeal in accordance with law. The government by letter dated 24.4.1981 informed the petitioner that his appeal and his letter with the enclosures had been forwarded to the School Tribunal for hearing of the appeal and deciding it. This School Tribunal dismissed the said appeal without giving any decisions on merits.
Against the order of the School Tribunal the petitioner filed a writ petition No. 4063 of 1984 before the High Court, Bombay. This writ petition was rejected by recording the following order:
"Heard. In view of the earlier rejection of W.P. as well as the application to file appeal to Supreme Court, this W.P.is also rejected.
Aggrieved by the said judgment the petitioner filed the instant petition for special leave to appeal in this Court.
lt was pleaded in the special leave petition that the third enquiry proceeding was commenced by the management under the provisions of Clause 77.3 of the Secondary School Code. During the pendency of the aforesaid proceedings it was further pleaded that the enquiry committee while proceeding with the enquiry arbitrarily violated the principles of natural justice as well as the provisions of Clause 77.3 of the said code. The Headmaster who was biased against the petitioner was appointed as one of the members of the Enquiry Com-464
mittee and he did not permit the petitioner's nominee to be. present in the enquiry which was held exparte. The petitioner was asked by the opposite party No. 1, the New Education Institute, by its letter dated 15.1.1979 to nominate his representative. The petitioner by his letter dated 29.1.1979 enquired of the management whether his nominee should be a Headmaster or an Assistant Teacher or a member of the Governing Council as the charges related to his actions as Headmaster as well as Assistant Teacher. No reply was received by the petitioner to this letter; on the other hand an intimation was received by him on February 28, 1979 about the formation of the Enquiry Committee. Immediately, he nominated Mr. R.G. Kunte as his nominee in the Enquiry Committee. The Enquiry Committee did not permit Mr.R.G. Kunte to be associated with the enquiry and it did neither send any chargesheet to the petitioner nor did it supply him the proceedings of the Enquiry Committee. It merely communicated to the petitioner its findings recorded on 25.4.1479 and the same was received by the petitioner on 26.4.1979 whereby the service of the petitioner as Assistant Teacher was terminated. The appeal filed by the petitioner against the said order to the respondent No. 4 Deputy Director of Education, Nasik was also not heard and decided after giving hearing to the petitioner. But respondent No. 4 merely communicated by his letter dated 12.2.1980 to the petitioner that as the decision of termination by the management on the basis of the first enquiry had been upheld, so the appeal was filed.
It was urged on behalf of the petitioner that the representation made by him to the Government was sent to the School's Tribunal with a direction to hear the appeal of the petitioner. The School's Tribunal dismissed the appeal without at all considering and determining the relevant questions involved in the appeal by simply holding that since writ petition against the earlier order of termination of service of the petitioner was rejected by the High Court, the petitioner had no right to prefer any appeal to this Tribunal for agitating the same question though the appeal was filed against the subsequent order of termination made by the managing committee of the Institution. It was also urged on behalf of the petitioner that the Enquiry Committee was biased against the petitioner and one of the nominee; in the Enquiry Committee was the Headmaster of the Institute who was the original complainant against the petitioner and therefore he was nominated by management to act as a Judge of his own cause. It was also submitted that the High Court of Bombay did not at all consider and decide both 465 the writ petitions i.e. the writ petition No. 1837 of 1980 and writ A petition No. 4063 of 1984 on merits which were dismissed by recording the laconic order 'rejected'. No speaking order was made assigning any reason whatsoever for rejecting the aforesaid two writ petitions which involved substantial questions of law and facts.
It is a cardinal principle of rule of law which governs our policy that the Court including Writ Court is required to record reasons while disposing of a writ petition in order to enable the litigents more particularly the aggrieved party to know the reasons which weighed with the mind of the Court in determining the questions of facts and law raised in the writ petition or in the action brought. This is imperative for the fair and equitable administration of justice. More so when there is a statutory provision for appeal to the higher court in the hierarchy of courts in order to enable the superior court or the Appellate Court to know or to be apprised of the reasons which impelled the court to pass the order in question. This recording of reasons in deciding cases or applications affecting rights of parties is also a mandatory requirement to be fulfilled in consonance with the principles of natural justice. It is no answer at all to this legal position that for the purpose of expeditious disposal of cases a laconic order like 'dismissed' or 'rejected' will be made without passing a reasoned order or a speaking order. It is not, however, necessary that the order disposing of a writ petition or of a cause must be a lengthy one recording in detail all the reasons that played in the mind of the court in coming to the decision. What is imperative is that the order must in a nutshell record the relevant reasons which were taken into consideration by the Court in coming to its final conclusions and in disposing of the petition or the cause by making the order, thereby enabling both the party seeking justice as well as the superior court where an appeal lies to know the mind of the court as well as the reasons for its finding on questions of law and facts in deciding the said petition or cause. In other words fair play and justice demands that justice must not only be done but must seem to have been done.
It is pertinent to refer in this connection some of the decisions rendered by this Court. In Mahabir Prasad v. State of M.P., A.I.R. 1970 S.C. 1302 at 13()4 it has been observed as follows:
"opportunity to a party interested in the dispute to present his case on questions of law as well of fact, ascertainment of facts from materials before the Tribunal after disclosing 466 the materials to the party against whom it is intended to use them, and adjudication by reasoned judgment upon a finding of the facts in controversy and application of the law to the facts found, are attributes of even a quasi judicial determination. It must appear not merely that the authority entrusted with quasi-judicial authority has reached a conclusion or the problem before him, it must appear that he has reached a conclusion which is according to law and just, and for ensuring that end he must record the ultimate mental process leading from the dispute to its solution. Satisfactory decision of a disputed claim may be reached only if it be supported by most cogent reasons the appeal to the authority. Recording of reasons in support of a decision on a disputed claim by a quasi-judicial authority ensures that the decision is reached according to law as is not the result of caprice, whim or fancy or reached on the grounds of policy or expediency. A party to the dispute is ordinarily entitled to know the grounds on which the authority has rejected his claim if the order is subjected to appeal, the necessity to record reasons in greater for with out recorded reasons, the appellate authority has no mate rial on which it may determine whether the facts were properly ascertained, the relevant law was correctly applied and the decision was just."
This decision was rendered in connection with the cancellation of the license of a wholesale distributor in sugar under U.P. Sugar Dealer's Licensing order, 1962, by the District Magistrate and the rejection of the appeal by the State Government without recording any reasons.
The above decision referred to in the case of Madhya Pradesh Industries Ltd. v. Union of India Ors., [1966] 1 S.C. R. 466 where it has been observed that the practice of the executive authority dismissing statutory appeals against order which seriously prejudice the rights of the aggrieved party without giving reasons is a negation of rule of law. Similar observations have been made in the case of Mahabir Jute Mills v. Shibbon Lal, A.l.R. 1975 SC 2057 at 2060. The same view was also reiterated in Siemen Engineering & Manufacturing Co. v. Union of India, AIR 1976 SC 1785 and Bachhan Singh v. State of Punjab, AIR 1980 SC 1355 at 1358 paras 18 & 19 and it was observed that where an authority made an order in exercise of a quasi-judicial func-
467tion it must record its reasons in support of the order it made. Similar A view was expressed by this Court in the case of Rangnath v. Daulat Rao and others, [1975] 1 SCC 686 at 690 para 7. Every quasi-judicial order must be supported by reasons. This well-settled principle will undoubtedly apply to orders made by a Court in disposing of writ applications.
In the premises aforesaid the appeal is allowed and the judgment and order passed on 8.10.1984 in writ petition No. 4063 of 1984 is hereby set aside. The Court below is directed to dispose of the said writ petition in accordance with law after giving hearing to the parties and by passing a speaking order as expeditiously as possible preferably within a period of four months from the date of receipt of the records by the court below. Let the records be sent to the court below forthwith. There will, however, be no order as to costs.
A.P.J. Appeal allowed.
468