Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sekh Babaruddin S/O Shri Guldeen ... vs Rajasthan State Road Transport ...
2023 Latest Caselaw 582 Raj/2

Citation : 2023 Latest Caselaw 582 Raj/2
Judgement Date : 17 January, 2023

Rajasthan High Court
Sekh Babaruddin S/O Shri Guldeen ... vs Rajasthan State Road Transport ... on 17 January, 2023
Bench: Sameer Jain
       HIGH COURT OF JUDICATURE FOR RAJASTHAN
                   BENCH AT JAIPUR

              S.B. Civil Writ Petition No. 27636/2018

Sekh Babaruddin S/o Shri Guldeen Khan
                                                                  ----Petitioner
                                    Versus
Rajasthan State Road Transport Corporation
                                                                ----Respondent
For Petitioner(s)         :    Mr. Ankul Gupta
For Respondent(s)         :    Mr. M.S. Singhvi, AG with
                               Mr. Darsh Pareek
                               Mr. Vinayak Joshi, through VC
                               Mr. Rajpal Dhankhar
                               Mr. Mahendra Shandilya (President
                               RHCBA, Jaipur)




             HON'BLE MR. JUSTICE SAMEER JAIN

                                    Order

17/01/2023

1. In the backdrop of orders date 15.12.2022, 05.01.2023 and

10.01.2023 passed by this Court in the present writ petition,

affidavits were filed by the respondent-Rajasthan State Road

Transport Corporation, Jaipur (for short, 'RSRTC') and Office

Bearers of the Rajasthan High Court Bar Association, Jaipur on

11.01.2023 and 13.01.2023 respectively.

2. When the matter was listed for hearing on 10/01/2023, one

of the members of the Rajasthan Bar Association, Jaipur submitted

that recently the Principal Secretary (Law) has issued a circular

whereby Government Advocates including the Additional Advocate

Generals were given directions for putting their own appearance

rather than marking their appearance through their juniors

Advocate or assistant counsel.

                                             (2 of 10)                  [CW-27636/2018]



3.   The    said    Circular        dated       16/11/2022          issued   by     the

Department of Law & Legal Affairs, Govt. of Rajasthan provides as

under:-

"It has come into knowledge, more than often that in large number of cases assigned to Additional Advocate General, the Junior Advocates/Assistant counsel are putting their appearance on behalf of the Additional Advocate General. A number of Departments have also expressed its displeasure regarding the practice, so prevailing. It is needless to emphasize that the Additional Advocate General are appointed in important matters wherein the interest whether administrative or financial of the State, are at stake and an expectation necessarily follows that the interest of the State shall be defended in an effective manner and the litigation is in the safe and experienced hands but the prevailing-practice mentioned above has given a severe blow to the belief of the State, as litigant.

It is, therefore, hereby directed that the practice of putting appearance by the Junior Advocate/Assistant counsels on behalf of the Additional Advocate General, before the Hon'ble Court, should be deprecated with immediate effect and further, to ensure that the Additional Advocate Generals shall personally appear in all matter assigned to it, lest there exists compelling reasons. Any lapses in this regard shall be viewed seriously and attract appropriate action."

4. In the present writ petition, it was noted that different

instrumentalities of the State like RSRTC, RIICO, JDA, Nagar

Nigam etc. are appointing panel lawyers. In addition to the State

and Union of India, so far as the said instrumentalities of the State

are concerned, there is heavy litigation pending before this Court

wherein the said instrumentalities are either petitioner or

respondent. As per the affidavit filed by the respondent, there are

about 7500 cases of RSRTC pending adjudication before the

Hon'ble High Court.

5. On day to day basis, qua instrumentalities of State, the

matters are listed before different Benches but are not effectively

represented. In this regard and for determining the number of

pending cases and the proposed course of action, when the

concerned officers of the RSRTC were called, they made a

(3 of 10) [CW-27636/2018]

categoric statement that they have no definite policy, committee

or system for appointment of Panel Lawyers.

6. In this regard, qua heavy pendency of litigation, system of

appointing Panel Lawyers and their re-appointment, learned

counsel as well as office bearers of RSRTC, members of the Bar

and learned Advocate General were requested to put forth their

submissions.

7. On perusal of the affidavits as filed by the RSRTC and Office

Bearers of the Rajasthan High Court Bar Association, Jaipur,

referred to supra, it is reflected that there is no transparent and

fair mechanism adopted by the respondent RSRTC in appointment

of Government Advocates/Panel Lawyers. There is no policy in

place to govern such system of appointment, which might lead to

favoritism and may facilitate backdoor entry. As submitted by Mr

Mahendra Shandilya, President- RHCBA Jaipur, there is a pick &

choose policy adopted by the appointing authorities in this regard

and there is a lot of political intervention on account of which

effective representation, defence of the case on merit and speedy

trial is adversely affected. The said method and criteria of

appointment is also in violation of the rights of other practicing

lawyers as enshrine under Articles 14 and 19 of the Constitution of

India. The legal community at large is discriminated with and their

rights are suppressed by the State. The Bar has requested for

taking cognizance of the same.

8. Heard and considered.

9. The Hon'ble Apex Court in the case of State of U.P. and

Ors. vs. U.P. State Law Officers Association and Ors.:(1994)

2 SCC 204, while dealing with backdoor appointees observed as

under:

(4 of 10) [CW-27636/2018]

"...The appointment of lawyers by the Government and the public bodies to conduct work on their behalf, and their subsequent removal from such appointment have to be examined from three different angles viz., the nature of the legal profession, the interests of the public and the modes of the appointment and removal.

...The Government or the public body represents public interests and whoever is in charge of running their affairs, is no more than a trustee or a custodian of the public interests. The protection of the public interests to the maximum extent and in the best possible manner is his primary duty. The public bodies are, therefore, under an obligation to the society to take the best possible steps to safeguard its interests. This obligation imposes on them the duty to engage the most competent servants, agents, advisors, spokesmen and representatives for conducting their affairs. Hence, in the selection of their lawyers, they are duty-bound to make earnest efforts to find the best from among those available at the particular time. This is more so because the claims of and against the public bodies are generally monetarily substantial and socially crucial with far- reaching consequences.

...The mode of appointment of lawyers for the public bodies, therefore, has to be in conformity with the obligation cast on them to select the most meritorious. An open invitation to the lawyers to compete for the posts is by far the best mode of such selection. But sometimes the best may not compete or a competent candidate may not be available from among the competitors. In such circumstances, the public bodies may resort to other methods such as inviting and appointing the best available, although he may not have applied for the post. Whatever the method adopted, it must be shown that the search for the meritorious was undertaken and the appointments were made only on the basis of the merit and not for any other consideration. ...In the absence of guidelines, the appointments may be made purely on personal or political considerations, and be arbitrary. "

The Apex Court in the case of Kumari Shrilekha Vidyarthi and

Ors. v. State of Uttar Pradesh and Ors. : (1991) 1 SCC 212

opined that the appointment made in the post of District

Government Counsel is not contractual in nature. It was held that

the Government Law Officers including the Public Prosecutors are

holders of public offices. It was further opined that even in a case

of contract the State cannot act arbitrarily and such arbitrary

action is liable to be set aside as violative of Article 14 of the

Constitution of India. The decision in Kumari Shrilekha

Vidyarthi (supra) is noteworthy for the reason that the same held

(5 of 10) [CW-27636/2018]

judicial review of State action permissible even when the

engagement of the Government counsel may be contractual in

nature. Further in the case of State of U.P. and Ors. vs. Johri

Mal: (2004) 4 SCC 714, while dealing with appointment of public

prosecutors and district government counsels, the Apex Court

observed as under:

"Only when good and competent counsel are appointed by the State, the public interest would be safeguarded. The State while appointing the public prosecutors must bear in mind that for the purpose of upholding the rule of law, good administration of justice is imperative which in turn would have a direct impact on sustenance of democracy. No appointment of public prosecutors or district counsel should, thus, be made either for pursuing a political purpose or for giving some undue advantage to a section of people. Retention of its counsel by the State must be weighed on the scale of public interest."

Most importantly, the Apex Court, in the case of State of Punjab

& Anr. Vs. Brijeshwar Singh Chahal & Anr.: (2016) 6 SCC 1

has observed as under:-

"16. ...The States also claim that the engagement of State counsel is a professional engagement meaning thereby that the States have no obligation either to prescribe a procedure or follow any definite method while making such appointments. State of Punjab has asserted that the process of selection and appointment cannot be regulated either by policy or by any statute.

17. We have not been able to persuade ourselves to accept the view that even when the appointments are made to offices heavily remunerated from the public exchequer the same can or ought to remain unregulated. That is particularly so when those appointed are expected by the very nature of their appointment to discharge important public function affecting not only State interest but the quality of justice which the courts administer.

There is in the case of Punjab and Haryana not even a semblance of any selection process in the matter of appointment of those chosen for the job leave alone a process that is credible in terms of its fairness and objectivity. The practice of making appointments in disregard of what is expected of a functionary sensitive to the demands of fairness and equality of opportunity even when in vogue for long, runs contrary to the true legal position settled by a long line of decisions to which we shall presently refer. The dominant purpose which ought to permeate any process of selection and appointment namely "protection of public interest" in courts by availing services of the most meritorious is clearly defeated by the method that the States have been following and continue to follow. What is regrettable is that even after the pronouncements of this

(6 of 10) [CW-27636/2018]

Court have settled the principles on which public authorities are required to act while discharging their functions, the States continue to harp on the theory that in the matter of engagement of State counsel they are not accountable and that the engagement is only professional and/or contractual hence unquestionable. It is, in our view, too late in the day for any public functionary or Government to advance such a contention leave alone expect this Court to accept the same. If a Government counsel discharges an important public function and if it is the primary duty of those running the affairs of the Government to act fairly, objectively and on a non- discriminatory basis, there is no option for them except to choose the best at the bar out of those who are willing and at times keen to work as State counsel. It is also their duty to ensure that the process by which the best are selected is transparent and credible. Abdicating that important function in favour of the Advocate General of the State who, in turn, has neither the assistance of norms or procedure to follow nor a mechanism for assessment of merit will be self-defeating. We regret to say that in the matter of appointment of State Counsel, the States of Punjab and Haryana have much to do to reform the prevalent system which reform is in our opinion long overdue.

40. The question whether a fair, reasonable and non- discriminatory method of selection should or should not be adopted can be viewed from another angle also equally if not more important than the need for preventing any infringement of Article 14. The State counsel appears for the State Government or for public bodies who together constitute the single largest litigant in our Court system. Statistics show that nearly 80% of litigation pending in the courts today has State or one of its instrumentalities as a party to it. State Counsel/counsel appointed by public bodies thus represent the largest single litigant or group engaged in litigation. It is also undeniable that for a fair, quick and satisfactory adjudication of a cause, the assistance which the Court gets from the Bar is extremely important. It is at times said that the quality of judgment or justice administered by the courts is directly proportionate to the quality of assistance that the courts get from the Counsel appearing in a case. Our system of administration of justice is so modelled that the ability of the lawyers appearing in the cause to present the cases of their respective clients assumes considerable importance. Poor assistance at the Bar by counsel who are either not sufficiently equipped in scholarship, experience or commitment is bound to adversely affect the task of administration of justice by the Court. Apart from adversely affecting the public interest which State counsel are supposed to protect, poor quality of assistance rendered to the courts by State Counsel can affect the higher value of justice itself. A fair, reasonable or non-discriminatory process of appointment of State Counsel is not thus demanded only by the Rule of law and its intolerance towards arbitrariness but also by reason of the compelling need for doing complete justice which the Courts are obliged to do in each and every cause. The

(7 of 10) [CW-27636/2018]

States cannot in the discharge of their public duty and power to select and appoint State counsel disregard either the guarantee contained in Article 14 against non-arbitrariness or the duty to protect public interest by picking up the best among those available and willing to work nor can the States by their action frustrate, delay or negate the judicial process of administration of justice which so heavily banks upon the assistance rendered by the members of the Bar.

41. To sum up, the following propositions are legally unexceptionable:

41.3 The power to engage, employ or recruit servants, agents, advisors and representatives must like any other power be exercised in a fair, reasonable, non- discriminatory and objective manner.

41.6 Appointment of Government counsel at the district level and equally so at the High Court level, is not just a professional engagement, but such appointments have a "public element" attached to them.

41.7 Appointment of Government Counsel must like the discharge of any other function by the Government and public bodies, be only in public interest unaffected by any political or other extraneous considerations. 41.8 The government and public bodies are under an obligation to engage the most competent of the lawyers to represent them in the Courts for it is only when those appointed are professionally competent that public interest can be protected in the Courts.

41.9 The Government and public bodies are free to choose the method for selecting the best lawyers but any such selection and appointment process must demonstrate that a search for the meritorious was undertaken and that the process was unaffected by any extraneous considerations.

41.10 No lawyer has a right to be appointed as a State/Government counsel or as Public Prosecutor at any level, nor is there any vested right to claim an extension in the term for which he/she is initially appointed. But all such candidates can offer themselves for appointment, re-appointment or extension in which event their claims can and ought to be considered on their merit, uninfluenced by any political or other extraneous considerations.

47. Taking a cue from the provisions of Section 24, we are inclined to hold that what serves as a check on the power of the Government to appoint a Public Prosecutor can as well be a check on the appointment of the State Counsel also. That is because, while the Public Prosecutor's power under the Code of Criminal Procedure gives him a distinctive position, the office of a State Counsel, in matters other than criminal, are no less important. A State Counsel by whatever designation called, appears in important civil and constitutional matters, service and tax matters and every other matter where substantial stakes are involved or matters of grave and substantial importance at times touching public policy and security of State are involved. To treat such matters to be inconsequential or insignificant is to trivialise the role and position of a State Counsel at times

(8 of 10) [CW-27636/2018]

described as additional and even Senior Additional Advocate General. What holds good for appointment of a Public Prosecutor as a check on arbitrary exercise of power must, therefore, act as a check on the State's power to appoint a State Counsel as well especially in situations where the appointment is unregulated by any constitutional or statutory provision. Such a requirement is implicit in the appointing power of the State which power is in trust with the government or the public body to be exercised only to promote public interest. The power cannot be exercised arbitrarily, whimsically or in an un-canalised manner for any such exercise will fall foul of Article 14 of the Constitution of India and resultantly Rule of law to which the country is committed.

49.2 The second aspect is about the process of selection and assessment of merit of the candidates by a credible process. This process can be primarily left to the State Government who can appoint a Committee of officers to carry out the same. It will be useful if the Committee of officers has the Secretary to Government, Law Department, who is generally a judicial officer on deputation with the Government as its Member-Secretary. The Committee can even invite applications from eligible candidates for different positions. The conditions of eligibility for appointment can be left to the Government or the Committee depending upon the nature and the extent of work which the appointees may be effected to handle. The process and selection of appointment would be fair and reasonable, transparent and credible if the Government or the Committee as the case may be also stipulates the norms for assessment of merit and suitability. 51.6 We further clarify that although we are primarily concerned with the procedure regarding selection and appointment of law officers in the States of Punjab and Haryana and although we have confined our directions to the said two States only yet other States would do well to reform their system of selection and appointment to make the same more transparent, fair and objective if necessary by amending the relevant LR Manuals/Rules and Regulations on the subject."

10. Considering the affidavit filed by the RSRTC, wherein it is

admitted that there is no standard policy for selection and

appointment of Panel Lawyers which frustrates speedy justice, fair

representation and also frustrates verdict of above quoted

judgment of the Apex Court; considering the Circular dated

16/11/2022 issued by the Law & Legal Affairs Department of the

State which states that effective representation has to be made in

the litigation by the Govt. Counsels; the additional affidavit filed

by Mr. Mahendra Shandilya, President, Rajasthan High Court Bar

Association, Jaipur as well as the judgments rendered by the Apex

(9 of 10) [CW-27636/2018]

Court quoted above (supra), especially the case of Brijeshwar

Singh (supra), this Court is inclined to take cognizance on the

issue of appointment/engagement of government

counsel/panel lawyers.

11. Let the Additional Affidavit filed by the Mr. Mahendra

Shandilya, President, Rajasthan High Court Bar Association, Jaipur

be treated as a Public Interest Litigation alongwith Circular dated

16/11/2022 issued by the Principal Secretary (Law) and additional

affidavit filed by RSRTC. The Registrar (Judicial) is directed to

register the same as Public Interest Litigation upon suo moto

cognizance being taken by this Court based on the additional

affidavit filed by President, Rajasthan High Court Bar Association,

Jaipur, in accordance with Rules 385-P and 385-Q of Rajasthan

High Court Rules, 1952 and the PIL may be titled as Rajasthan

High Court Bar Association, through its President Vs. Union

of India & Anr.,

12. The Registrar (Judicial) is directed to place a copy of this

order alongwith concerned material for perusal before the

concerned roster, as per directions of the Hon'ble Chief Justice, for

further proceedings.

13. Mr. Shashank Agarwal, Advocate, is appointed as Amicus

Curiae to pursue and assist the Court.

14. Let notices be issued to the learned Additional Solicitor

General for Union of India and learned Advocate General for the

State to address on the said issue before appropriate Bench

having the subject roster as assigned by Hon'ble the Chief Justice.

15. Upon registration of the PIL, the name of Mr. Shashank

Agarwal be reflected in the cause list as Amicus Curiae and names

of Mr. Darsh Pareek, Adv. and Mr. C.S Sinha, Adv. be reflected in

(10 of 10) [CW-27636/2018]

the cause list on behalf of the State and Union of India

respectively.

16. The Application (IA No. 4/2022) stands disposed of. The

instant matter, S.B. Civil Writ Petition No. 27636/2018, be listed

before appropriate Bench having the concerned roster.

(SAMEER JAIN),J

Raghu/58

Powered by TCPDF (www.tcpdf.org)

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter