Supreme Court of India
Collector Of Central Excise, Madras vs Standard Motor Products, Etc on 24 February, 1989
Equivalent citations: 1989 AIR 1298, 1989 SCR (1) 824, AIR 1989 SUPREME COURT 1298, (1989) 1 JT 409 (SC), 1989 (1) JT 409, 1989 29 STL 79, (1989) 1 COMLJ 321, (1989) 41 ELT 617, (1989) 21 ECC 122, (1989) 22 ECR 1, (1989) 178 ITR 220, (1989) 74 STC 36, 1989 (2) SCC 303, (1989) 66 COMCAS 221, (1989) 1 CURCC 698
Author: Sabyasachi Mukharji
Bench: Sabyasachi Mukharji, M.H. Kania
PETITIONER:
COLLECTOR OF CENTRAL EXCISE, MADRAS
Vs.
RESPONDENT:
STANDARD MOTOR PRODUCTS, ETC.
DATE OF JUDGMENT24/02/1989
BENCH:
MUKHARJI, SABYASACHI (J)
BENCH:
MUKHARJI, SABYASACHI (J)
NATRAJAN, S. (J)
KANIA, M.H.
CITATION:
1989 AIR 1298 1989 SCR (1) 824
1989 SCC (2) 303 JT 1989 (1) 409
1989 SCALE (1)490
ACT:
Supreme Court Rules, 1966--Order VI, Rule 2(14)--Appli-
cations for condonation of delay--Whether Single Judge in
Chambers has jurisdiction to dismiss--Whether such practice
just, fair and reasonable-Whether requires to be
disturbed--Exception in favour of applications under Art.
136 of the Constitution--Whether violative of Art. 14 of the
Constitution--Whether they form a separate and distinct
class-Different procedure for different applications--Wheth-
er violative of fundamental rights--Arranging the business
of the Court--Whether within the domain of the Court.
Constitution of India, 1950: Arts. 136 and 137--Applica-
tions for condonation of delay--Whether a separate and
distinct class--Longstanding and settled practice of the
Court--Whether can be disturbed.
HEADNOTE:
An application for condonation of delay was filed by the
petitioner-Revenue alongwith statutory appeals against the
judgment/order of the Customs, Excise and Gold Control
Appellate Tribunal. The application was rejected by a Single
Judge of this Court under Order VI, Rule 2(14) of the Su-
preme Court Rules, 1966.
The Revenue filed review petitions on the ground that
the application for condonation of delay made in statutory
appeals under several Acts should be heard by a bench of at
least two Judges. It was contended that the effect of the
refusal of condonation of delay was dismissal of the appeal
itself, that the exception in favour of Special Leave Peti-
tions amounted to hostile discrimination without any basis
in that the Special Leave Petitions will be amenable to be
dealt with by two Judges, while a Single Judge will dispose
of applications for condonation of delay under statutory
appeals, which was irrational and violative of Art. 14 of
the Constitution and, therefore, the Court should either
hold that as dismissal of application for condonation of
delay amounted to dismissal of the appeal itself, it should
be heard by not less than two Judges in terms of Order VII
Rule 1 subject to other provisions or refer the matter to a
larger bench for re-consideration, in view of the decision
825
of this Court in Commissioner of Income Tax Bombay City
versus R.H. Pandi, Managing Trustees of Trust. Bombay,
holding that the applications for condonation of filing
petitions of appeal were within the Chamber business under
Order VI Rule 2(14).
On the question whether a Single Judge has jurisdiction
to dismiss applications for condonation of delay in statuto-
ry appeals.
Dismissing the review petitions,
HELD: 1.1 A Single Judge in Chambers is and was always
competent to dismiss all applications for condonation of
delay in statutory appeals. There is nothing repugnant in
the same that it is not violative of Art. 14 of the Consti-
tution. [836G]
1.2 Order VI, Rule 2 of the Supreme Court Rules provides
that the powers of the court in relation to a certain mat-
ters may be exercised by a Single Judge sitting in Chambers.
Rule 2(14) deals with applications for enlargement or
abridgement of time with some exceptions. Reading the rule
simply, it means all applications for enlargement or
abridgement of time would be cognizable by the Single Judge
in Chambers except those applications, time for which is
fixed by the court in terms of Order VII and also applica-
tions for condonation of delay in filing Special Leave
Petitions. [831E-F]
1.3 On a proper reading, the exception made only in
favour of the time fixed by the court means court function-
ing judicially in terms of Order VII Rule 1 as well as time
fixed by the rules of the court. All other applications for
enlargement or abridgement for time could be heard by the
Single Judge. [831F-G]
1.4 If a separate and distinct provision is made for
application for condonation of delay under Art. 136 of the
Constitution, it is not violative of Art. 14 of the Consti-
tution. Applications under Art. 136 are a special class and
are sui juris. These are and should legitimately be treated
separately other than all other applications including
applications under statutory appeals. Art. 136 is the resid-
uary power of this Court to do justice, where the court is
satisfied that there is injustice. These are class part.
There is, therefore, no discrimination under Art. 14 of the
Constitution or in Order VI Rule 2(14). [836C-D]
2.1 Order VI demarcates the power of the Registrar and
the Single Judge and Order VII demarcates the constitution
of the divi-
826
sion courts, powers of a Single Judge and a Vacation Judge.
This is arranging the business of the court, this is within
the power of the court. [831G]
2.2 Different treatment in respect of different applica-
tions has always been within the domain of Court's arrange-
ment of business. These do not involve any violation of the
fundamental rules. [836F)
P.N. Eswara Iyer etc., etc. v. The Registrar, Supreme
Court of India, [1980] 2 SCJ 119 relied on.
3.1 The practice of one Single Judge disposing of in
Chambers applications for delay in statutory appeals is
just, fair and reasonable. There is no reason either to
upset that practice or to cast doubt on the proprietory of
such practice, which has been valid since 1966, and which
has been sanctified by the judicial decision. There is
reason in the decision and the practice. [836E; 831D-E]
Commissioner of Income-Tax, Bombay City v. R.H. Pandi
Managing Trustees of Trust, Bombay, [1975] 2 SCR 7 affirmed.
3.2 In the facts and circumstances of the case and in
the light of the provisions of the Rules, it cannot be said
that the earlier decision of this Court in Commissioner of
Income Tax, Bombay City versus R.H. Pandi was clearly erro-
neous and, therefore, it is not necessary to refer this
question to a larger bench or to disturb the settled prac-
tice of this Court. [836B]
Keshav Mills Co. Ltd. v. C.I.T. Bombay North, [1965] 2
SCR 908 and Pillani Investment Corporation Ltd. v. Income
Tax Officer, "A" Ward, Calcutta, and Another, [1972] 83
I.T.R. 217, relied on.
Promotho Nath Roy v. W.A. Lee, AIR 1921 Calcutta 415 and
M/s. Mela Ram & Sons v. The Commissioner of Income-Tax,
Punjab, [1956] SCR 166, distinguished.
Cooker v. Tempest, 17 M & W 502, referred to.
JUDGMENT:
CIVIL APPELLATE JURISDICTION: Review Petition Nos. 557- 564 & 571,594/1987.
IN 827 CIVIL MISC. PETITION NOS. 25279, 13195, 19336, 18600, 1563, 15031-33, 19552, 20695/1986.
IN CIVIL APPEAL NOS. 3005, 1599, 2194, 2067, 158 2148-50, 2902/86, 2533/86,223/88.
G. Ramaswamy Additional Solicitor General, A.K. Ganguli, P.P. Singh, R.P. Srivastava and P. Parmeswaran for the Petitioner.
J. Ramamurthy, B. Parthasarthi, V.J. Francis, C.S Vai- dyanathan, S.R. Setia, Harish N. Salve, Ravinder Narain, D .N. Misra, S. Padmanabha Mahale, Mrs. Leelawati, K.K. Gupta V. Balachandran and Uma Dutta for the Respondents. The Judgment of the Court was delivered by SABYASACHI MUKIIARJI, J. In these matters, the question that arises for consideration is, whether a learned Single Judge sitting in Chambers is competent to dismiss applica- tion for condonation of delay in statutory appeals under Order XX-A of the Supreme Court Rules, 1966, regarding appeal under section 55 of the Monopolies and Restrictive Trade Practices Act, 1969 as well as under Order XX-B re- garding appeals under Section 130-E of the Customs Act, 1962 and Section 35-L of the Central Excises & Salt Act, 1944. It appears that an application for condonation of delay came before a learned Single Judge and in the circumstances mentioned in the Review Petition No. 557 of 1987, the appli- cation was dismissed by the learned Single Judge. That application was dismissed by one of us on 11.1 I. 86. That order was passed by learned Single Judge under Order VI rule 2(14) of the Supreme Court Rules, 1966. The application had been filed for the condonation of delay along with the Statutory Appeal against the Judgment/Order of the Customs, Excises and Gold Control Appellate Tribunal. The revenue being the Collector of Central Excise, Madras in this case filed a review petition on the ground that the application for condonation of delay made in Statutory Appeals arising out of final orders of the Tribunal under several Acts should be heard by a bench of at least two Judges. The matter was posted before this bench for consideration wheth- er the learned Single Judge had jurisdiction to dismiss such application for condonation of delay or not. In order to decide this question, it is necessary to have a cons-
828pectus of the relevant rules. In the Supreme Court Rules, 1966 (hereinafter referred to as 'the Rules'), as amended in 1983, under Order XX-B, of the said rules, provision has been made for appeals under clause (b) of Section 130-E of the Customs Act, 1962 and under Section 35-L of the Central Excises and Salt Act, 1944. According to Rule 1 thereof, the petition of appeal shall, .subject to the provisions of Sections 4, 5 & 12 of the Limitation Act, 1963 be presented within 60 days from the date of the order sought to be appealed against or within 60 days from the date on which the order sought to be appealed against is communicated to the Appellate, whichever is later. The time required for obtaining a copy of the order should be excluded. There is, however, no provision providing for limitation in the con- cerned Statutes.
According to Rule 2 of Order XX--B, Rules 1 to 7 of Order XX-A of the Rules relating to appeals under Section 51 of the Monopolies and Restrictive Trade Practices Act, 1969 shall with necessary modifications and adaptations, apply to appeals under that Order.
Rule 3 of Order XX-A provides as under:
"After the appeal is registered, it shall be put up for hearing ex-parte before the Court which may either dismiss it summarily or direct issue of notice to all necessary par- ties, or may make such orders as the circum-
stances of the case may require".
According to this provision, it appears that all such statutory appeals have to be placed before a Court for ex- parte admission.
According to Section 5 of the Limitation Act, 1963:
"Any appeal or any application .... may be admitted after a prescribed period if the appellant or the applicant satisfies the court that he had sufficient cause for not prefer- ring the appeal or making an application within such a period."
Some grounds, according to the appellant, had been made for condonation of delay. Apparently, in the facts of the case, the learned Single Judge did not find any merit in those grounds and refused to condone the delay. Consequently, it was contended that the effect of the refusal of condonation of delay was dismissal of the appeal following as a result thereof. The question is, can the learned Single Judge do it9 The 829 learned Single Judge has done it by virtue of Rule 2(14) of Order VI of the said Rules. Order VI deals with the 'Busi- ness in Chambers'. Order VI, Rule 1 provides that the powers of the Court in relation to the matters enumerated thereun- der would be exercised by the Registrar. Order VI, Rule 2 provides that the powers of the Court in relation to certain matters may be exercised by a single Judge sitting in Cham- bers. Thereafter 28 such matters are enumerated. Rule 2(14) of Order VI provides as follows:
"Applications for enlargement or abridgement of time except where the time is fixed by the Court and except applications for condonation of delay in filing special leave petitions".
Reading the rule simply, it appears to us that it means all applications for the enlargement or abridgement of time would be cognizable by the learned Single Judge in Chambers except, those applications time for which has been fixed by the Court in terms of Order VII and also applications for condonation of delay in filing special leave petitions. This appears to us to be logical and literal meaning of the said rule. The question, however, has been posed is this--an application for condonation of delay or an application for enlargement or abridgement of time. This question, it ap- pears to us, is concluded by the decision of this Court in Commissioner of Income-Tax, Bombay City v. R.H. Pandi Manag- ing Trustees of Trust, Bombay, [1975] 2 SCR 7. There a bench of three learned Judges of this Court had occasion to con- sider this question. A question arose there as to whether the application for condonation of delay in filing petition of appeal could be heard by the Judge in his Chambers. Ray, C.J. observed in the said judgment an argument was advanced before the Hon'ble Judge in Chambers that if an application for condonation of delay was refused by the Judge in Cham- bers it would amount to dismissal of the appeal by the Judge in Chambers. Therefore, it was said that these applications should be heard by 'the Court' which alone was competent to dismiss the appeal. By Court, it was urged, meant a bench of two learned Judges. After giving notices to the learned Attorney General and the Bar Association, the matter was discussed by this Court and it was held that in view of Order VI, Rule 2(14) of the Rules set out hereinbefore, all applications for enlargement or abridgement of time except the three cases mentioned in Order VI, Rule 2(14) were to be heard by the Judge in Chambers. At the relevant time, the three matters included, inter alia, deposit of security. This Court observed in the said decision that an important exception was the application for condonation of delay in 830 filing special leave petitions. It was observed that Order XLVII Rule 3 of the Rules stated that the Court might en- large or abridge any time appointed by these rules or fixed by any order enlarging time, for doing any act or taking proceedings, upon such terms, if any, as the justice of the case might require, and any enlargement might be ordered, although the application therefore was not made until after the expiration of the time appointed or allowed. A petition of appeal was required under Order XV of the Rules to be presented within 60 days from the grant of certificate of fitness. The time to present the petition of appeal was fixed by the Rules of this Court. It was observed, there- fore, that Order XLVII Rule 3 should apply with regard to enlargement or abridgement of any time appointed by the Rules for doing any act. This Court was of the view that Order VI Rule 2(14) spoke of the applications for enlarge- ment or abridgement of time. Here the words "enlargement or abridgement of time" took in applications for enlargement of time appointed by the Rules, that is to say, according to this Court, fixed by the Rules. The significant feature of the Rules was that applications for condonation of delay in filing special leave petitions were excepted from the busi- ness of a Chamber Judge. The natural presumption was that but for the exception the Rule would have to be included also applications for condonation of delay in filing special leave petitions. Any application for condonation of delay in filing petition of appeal was therefore included in applica- tions for enlargement or abridgement of time. This Court noted that the practice of the Chamber Judge hearing appli- cations for condonation of delay in filing petitions of appeal within the time appointed by the Rules of this Court had been followed ever since 1966. Cursus curiae est lex curiae. The practice of this Court is the law of the Court. See Broom's Legal Maxims at p. 82. Where a practice had existed it was convenient to adhere to it because it was the practice. It was noted that the power of each Court over its own process is unlimited; it is a power incident to all Courts. Reliance was placed on the observations in Cooker v. Tempest, 17 M & W 502. Therefore, this Court held that applications for condonation of delay in filing petitions of appeal were within the Chamber business under Order VI Rule 2(14). Learned Additional Solicitor General contended that the aforesaid decision requires reconsideration. He submit- ted that a prior decision of this Court and a decision of Calcutta High Court were not adverted to. He further submit- ted that this Court spoke of "enlargement or abridgement of time" fixed by the Rules. Therefore, it could not be con- tended that the application for condonation of delay would come within this purview. Furthermore, it was argued that if the exceptions in favour of special leave petitions are maintained, there would be hostile discrimi-
831nation without any basis, namely, special leave petitions being amenable to be dealt with by the two Judges, while the learned Single Judge will dispose of the application for condonation of delay under Statutory Appeals. This, it was submitted, is irrational and violative of Article 14 of the Constitution and the Rules should not be so construed. The Learned Additional Solicitor General, therefore, submitted before us that we should hold that as dismissal of applica- tion for condonation of delay amounts to dismissal of the appeal, it should be heard in terms of Order VII Rule 1 subject to other provisions, namely, it should be heard by not less than two Judges. He submitted that if we were not inclined to accept this submissions in view of the decision of this Court in C. 1. T., Bombay City v. R.H. Pandi Manag- ing Trustees of Trust, Bombay, (supra), we should refer the matter to a larger bench for reconsideration of the matter. We have considered the matter. We are unable to accept the submission of the learned Additional Solicitor General. We accept the reasoning to the decision of this Court in Commissioner of Income-tax v. R.H. Pandi, (supra). We find that was the practice of the Court. That has been sanctified by the judicial decision. We also see reason in the decision and the practice. We do not find any reason for holding that the practice of this Court followed since 1966 requires to be altered. Arranging the business of the Court is within the domain of the Court. These Rules have been framed by this Court with the approval of the President of India. Under Order I Rule 2(1)(g) of the Rules, 'Court' means the Supreme Court of India. Sub-rule (14) of Rule 2 of Order VI empowers a Single Judge to decide certain matters which speaks of applications for enlargement or abridgement of time except where the time is fixed by the Court and except, inter alia, applications for condonation of delay in filing special leave petitions. On a proper reading, it appears to us that the exception made only in favour of the time fixed by the Court means Court functioning judicially in terms of Order VII Rule 1 as well as time fixed by the Rules of the Court. All other applications for enlargement or abridgement of time could be heard by the learned Single Judge. As is clear, Order VI demarcates the power of the Registrar, and the learned Single Judge and Order VII demarcates the con- stitution of the Division Courts, powers of a Single Judge and the Vacation Judge. This is arranging the business of the Court. This is within the power of the Court. Two deci- sions were referred to us by the learned Additional Solici- tor General. Our attention was drawn to the observations in the Division Bench Judgment of the Calcutta High Court in Promotho Nath Roy v. W.A. Lee, AIR 1921 Calcutta 415. There the Court was concerned 832 with the provisions of Civil Procedure Code, Section 109. The Court observed that an order dismissing an appeal as barred by limitation prescribed therefore after further refusing an application under section 5 of the Limitation Act to admit the appeal after the prescribed time, was 'passed on appeal' under Section 109. Sanderson, C.J. doubt- ed the said conclusion but observed that this involved a substantial question of law. That was an application by the defendant for a certificate that the decree of this Court, from which the appeal was sought to the Privy Council in- volved a claim of Rs. 10,000 and that the appeal involved some substantial question of law. The question was whether such application should be allowed. A point was taken on behalf of the plaintiff that the decree of the High Court was not one 'passed on appeal' within the meaning of clause
(a) of Section 109 of the Civil Procedure Code. There it appears that the order of Mr. Justice Greaves against which the appeal was directed, was made on 26th July, 1918. On the 30th August, 1918, being the last date of sitting of the Court, at about 5.00 P.M. after the Court of Appeal had risen an application was made to Mr. Justice Chaudhuri sitting on the Original Side for leave to file the memoran- dum of appeal without a copy of the order against which the defendant desired to appeal. The learned Judge granted leave to the defendant to file the memorandum of appeal subject to any objection which might be taken on behalf of the plain- tiff. When the matter came before the appeal Court, the plaintiff took the point that the appeal was out of time. The appeal Court decided that the appeal was out of time, being barred by the Limitation Act, and the Court further refused an application under Section 5 of the Limitation Act to admit the appeal after the prescribed time and the appeal was dismissed. Having regard to the above mentioned facts, Sanderson, C.J. observed that it cannot be held that the order was not one 'passed on appeal'. Sanderson, C.J. had some doubts on that proposition but agreed with Woodroffe, J. that the appeal involved substantial question of law. In that appeals, a certificate was granted. In our opinion, this decision is not relevant for the issue before us. Whether an order dismissing an application for condonation of delay in case of Statutory Appeal is an order or appeal is not quite in issue here and is not decisive of the mat- ter. It does not solve the question whether a learned Single Judge can dismiss an application for condonation of delay in a statutory appeal. After all, the Court functions by its arrangement under the Rules. Order VI mentions the Chamber Business and the Business to be transacted by the Registrar and Single Judge sitting in Chambers. The powers of the Court, that is to say, the whole Court and the powers of Division Bench normally, except those mentioned in Order VI, will be as enjoined by Rule. 1 of Order VII, 833 that is to say, a bench consisting of not less than two Judges. In that view of the clear provisions of the Rule, we are of the opinion that the said decision of the Calcutta High Court upon which reliance has been placed does not in any manner detract the decision of this Court in C. 1. T., Bombay City v. R.H. Pandi. Our attention was also drawn to a decision of this Court in M/s. Mela Ram & Sons v. The Com- missioner of Income-Tax, Punjab, [1956] SCR 166. There the appellant firm had filed appeals against orders assessing it to income-tax and super-tax for two years 1945-46 and 1946- 47 beyond the time prescribed by Section 30(2) of the Income Tax Act. The appeals were numbered and notices were issued for their hearing under Section 31 of the Income Tax Act, 1922. At the hearing of the appeals before the Appellate Assistant Commissioner, the Department took the objection that the appeals were barred by time. The appellant prayed for condonation of delay, but that was refused, and the appeals were dismissed as time-barred. The appellant then preferred appeals against the orders of dismissal to the Tribunal under Section 33 of the Act, and the Tribunal dismissed them on the ground that the orders of the Assist- ant Commissioner were in substance passed under Section 30(2) and not under Section 31 of the Act and that no appeal lay against them under Section 33 of the Act. This Court observed that an appeal presented out of time is an appeal and an order dismissing it as time-barred is one 'passed in appeal'. Section 31 of the Act was the only provision relat- ing to the hearing and disposal of appeals and if an order dismissing an appeal as barred by limitation as in the present case is one passed in appeal it must fall within Section 31 and as Section 33 confers a right of appeal against all orders passed under Section 31, it must also be appealable. These observations, in our opinion, were made entirely in different statutory context and cannot be used in the context in which the question has arisen before us in the present case. Learned Additional Solicitor General submitted before us that in view of the fact that these two decisions were not considered by this Court in C. 1. T., Bombay City v. R.H. Pandi, (supra) and in view of the fact that this argument in favour of statutory appeals to be heard by the learned Single Judge while the applications for condonation of delay in respect of the special leave peti- tions to be heard by the bench of two learned Judges will be violative of Article 14 of the Constitution and as such this contention should be heard by a larger bench. We are unable to accept this submission.
This Court had occasion to consider the situation in which question settled by this Court can be reviewed. Refer- ence may be made to the observations of Gajendragadkar, CJ in the Keshav Mills Co. Ltd.
834v. C.I.T., Bombay North, [1965] 2 SCR 908 at page 921 the learned Chief Justice observed:
"In dealing with the question as to whether the earlier decisions of this Court in the New Jehangir Mills, [(1960)] 1 SCR 249] case, and the Petlad Ltd. case [(1963)] Supp. 1 SCR 871] should be reconsidered and revised by us, we ought to be clear as to the approach which should be adopted in such cases. Mr. Palkhivala has not disputed the fact that in a proper case, this Court has inherent jurisdiction to reconsider and revise its earlier decisions, and so, the abstract question as to whether such a power vests in this Court or not need not detain us. In exercising this inherent power, however, this Court would naturally like to impose certain reasonable limitations and would be reluctant to entertain pleas for the reconsideration and revision of its earlier decisions, unless it is satisfied that there are compelling and substantial reasons to do so. It is general judicial experience that in matters of law involving ques- tions of construing statutory or constitutional provisions, two views are often reasonably possible and when judicial approach has to make a choice between the two reasonably possible views, the process of decision-making is often very difficult and delicate. When this Court hears appeals against decisions of the High Courts and is required to consider the propriety or correctness of the view taken by the High Courts on any point of law, it would be open to this Court to hold that though the view taken by the High Court is reasonably possible, the alternative view which is also reasonably possible is better and should be preferred. In such a case, the choice is between the view taken by the High Court whose judgment is under appeal, and the alterna- tive view which appears to this Court to be more reasonable; and in accepting its own view in preference to that of the High Court, this Court would be discharging. its duty as a Court of Appeal. But different considerations must inevita- bly arise where a previous decision of this Court has taken a particular view as to the construction of a statutory provision as, for instance, Section 66(4) of the Act. When it is urged that the view already taken by this Court should be reviewed and revised, it may not necessarily be an ade- quate reason for such review and revision to hold that though the earlier view is a reasonably 835 possible view, the alternative view which is pressed on the subsequent occasion is more reasonable. In reviewing and revising its earlier decision, this Court should ask itself whether in the interests of the public good or for any other valid and compulsive reasons, it is necessary that the earlier decision should be revised. When this Court decides questions of law, its decisions are, under Article 141, binding on all courts within the territory of India, and so, it must be the constant endeavour and concern of this Court to introduce and maintain an element of certainty and conti- nuity in the interpretation of law in the country. Frequent exercise by this Court of its power to review its earlier decisions on the ground that the view pressed before it later appears to the Court to be more reasonable, may inci- dentally tend to make law uncertain and introduce confusion which must be consistently avoided. That is not to say that if on a subsequent occasion, the Court is satisfied that its earlier decision was clearly erroneous, it should hesitate to correct the error; but before a previous decision is pronounced to be plainly erroneous, the Court must be satis- fied with a fair amount of unanimity amongst its members that a revision of the said view is fully justified. It is not possible or desirable, and in any case it would be inexpedient to lay down any principles which should govern the approach of the Court in dealing with the question of reviewing and revising its earlier decisions. It would always depend upon several relevant considerations:--What is the nature of the infirmity or error on which a plea for a review and revision of the earlier view is based? On the earlier occasion, did some patent aspects of the question remain unnoticed, or was the attention of the Court not drawn to any previous decision of this Court bearing on the point not noticed?. Is the Court hearing such plea fairly unanimous that there is such an error in the earlier view? What would be impact of the error on the general administra- tion of law or on public good?. Has the earlier decision been followed on subsequent occasions either by this Court or by the High Courts?. And, would the reversal of the earlier decision lead to public inconvenience, hardship or mischief?. These and other relevant considerations must be carefully borne in mind whenever this Court is called upon to exercise its jurisdiction to review and revise its earli- er decisions."836
This view was again reiterated by this Court in the Pillani Investment Corporation Ltd. v. Income Tax Officer, "A" Ward, Calcutta, and Another[1972] 83 I.T.R. 217.
In the facts and circumstances of the case, in the light of the provisions of the said Rules as noticed before, we cannot say that we are satisfied that the earlier decision of this Court in C.I.T. Bombay City v. R.H. Pandi, (supra) was clearly erroneous. In that view of the matter, it is not necessary to refer this question to a larger bench or to disturb the settled practice of this Court.
There is no substance in the contention of any discrimi- nation under Article 14 of the Constitution or in Order VII rule 2(14). Applications under Article 136 is a special class and are sui juris. These are and should legitimately be treated separately other than all other applications including applications under Statutory Appeals. If a sepa- rate and distinct provision is made for application of condonation of delay under Article 136 of the Constitution, we do not see any conceivable ground which can be taken for contending that it is violative of Article 14 of the Consti- tution. After all Article 136 is the residuary power of this Court to do justice where the Court is satisfied that there is injustice. These are class apart.
The practice of the learned Single Judge disposing of in Chambers applications for condonation of delay in statutory appeals is just, fair and reasonable. Every court has the right to arrange its own affairs. We find no reason either to upset that practice or to cast doubt on the propriety of such practice. In this connection, reference may be made to the decision of this Court in P.N. Eswara lyer etc., etc. v. The Registrar, Supreme Court of India, [1980] 2 SCJ 119 where this Court upheld the circulation system for the disposal of the Review Petitions and held that early hearing was the essential requirement if a review petition is found devoid of substance. Such different treatment in respect of different applications has always been within the domain of Court's arrangement of business. These do not involve any violation of the fundamental right. In the premises, we do not find any reason to interfere with the order passed. We hold that a Single Learned Judge in Chambers is and was always competent to dismiss all applications for condonation of delay in statutory appeals. We find nothing repugnant in the same and no substance in the contention that otherwise the same would be violative of Article 14 of the Constitu- tion. The Review Petitions therefore, fail and are dis- missed.
N.P.V. Petitions dismissed.
1
?837