Thursday, 21, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Union Public Service Commission Vs. Bibhu Prasad Sarangi
2021 Latest Caselaw 124 SC

Citation : 2021 Latest Caselaw 124 SC
Judgement Date : 05 Mar 2021
Case No : C.A. No.-000821-000821 / 2021

    
   SC Pdf Link
Headnote :
Article 226 of the Constitution of India, enacted in 1950.
 

Union Public Service Commission Vs. Bibhu Prasad Sarangi and Ors.

[Civil Appeal No. 821 of 2021 arising out of Special Leave Petition (C) No. 4066 of 2021 arising out of Special Leave Petition (C) Diary No. 9660 of 2020]

Dr. Dhananjaya Y. Chandrachud, J

1. Delay condoned.

2. Leave granted.

3. This appeal arises from a judgment and order of a Division Bench of the High Court of Orissa dated 21 November 2019.

4. The appellant moved before the High Court in proceedings under Article 226 of the Constitution for challenging an order of the Central Administrative Tribunal, Cuttack Bench1 dated 13 March 2019. The Tribunal had directed the appellant to reconsider the case of the first respondent for promotion to the IAS in accordance with the vacancies for 2015 by reconvening a meeting of the Selection Committee and thereafter, to reconsider the first respondent similarly for 2016 and 2017 if the first respondent was found unsuitable for promotion in the year 2015. Consequential benefits were directed to be released in the event that the Review Selection Committee found the first respondent suitable.

5. For the purpose of the present appeal, it is not necessary for the Court to consider the facts of the case in detail in view of what we indicate hereafter. In paragraph 4 of its judgment dated 21 November 2019, the High Court extracted portions of the judgment of the Tribunal. Thereafter, the High Court noted that "the Tribunal has elaborately discussed the law" while issuing directions. Having said this, the High Court made the following observations in paragraph 6 of its judgment:

"6. We have heard learned counsel for the parties and perused the materials including the impugned order. Learned Tribunal has elaborately dealt with the contentions of learned counsel for the parties with reference to the materials available on record."

6. In paragraph 7, the High Court held that the Tribunal has not committed any jurisdictional error and no interference is warranted. There has been no independent application of mind to the controversy by the High Court.

7. Cutting, copying and pasting from the judgment of the Tribunal, which is placed in issue before the High Court, may add to the volume of the judgment. The size of judicial output does not necessarily correlate to a reasoned analysis of the core issues in a case. Technology enables judges to bring speed, efficiency and accuracy to judicial work. But a prolific use of the 'cut-copy-paste' function should not become a substitute for substantive reasoning which, in the ultimate analysis, is the defining feature of the judicial process.

Judges are indeed hard pressed for time, faced with burgeoning vacancies and large case-loads. Crisp reasoning is perhaps the answer. Doing what the High Court has done in the present case presents a veneer of judicial reasoning, bereft of the substance which constitutes the heart of the judicial process. Reasons constitute the soul of a judicial decision. Without them one is left with a shell. The shell provides neither solace nor satisfaction to the litigant.

We are constrained to make these observations since what we have encountered in this case is no longer an isolated aberration. This has become a recurring phenomenon. The National Judicial Academy will do well to take this up. How judges communicate in their judgments is a defining characteristic of the judicial process. While it is important to keep an eye on the statistics on disposal, there is a higher value involved. The quality of justice brings legitimacy to the judiciary.

8. In the present case, the issue was whether the first respondent was correctly denied selection to the IAS having regard to the fact that a disciplinary penalty had been imposed upon him on 29 September 2011. The UPSC has submitted that the DOPT Guidelines apply to the constitution of Departmental Promotion Committees for the purpose of promotion, whereas, in matters relating to selection of officers from the state civil services to the IAS, the UPSC Guidelines which have been framed in exercise of powers under Article 320 of the Constitution would have to be considered.

9. We do not express any opinion on the merits of the rival submissions. It was necessary for the High Court to do so since it was seized of proceedings under Article 226 of the Constitution. The High Court having not carried out the exercise, we set aside the impugned judgment and order of the High Court dated 21 November 2019. The writ petition under Article 226, WP(C) 13029 of 2019, shall stand restored to the file of the High Court.

10. The first respondent has, in the meantime, retired from service. The outcome of the proceedings will have a bearing on his pensionary benefits. Hence, we request the High Court to take up the writ petition for disposal at an early date and to endeavour to do so within a period of four months from the date on which a certified copy of this order is placed on the record.

11. The appeal is accordingly disposed of.

12. Pending application, if any, stands disposed of.

......................J. [Dr. Dhananjaya Y. Chandrachud]

......................J. [M. R. Shah]

New Delhi;

March 05, 2021

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter