/2022 INSC 0288/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 2905 OF 2022 State of Uttarakhand & Anr.           ..Appellant (S) Versus Mayan Pal Singh Verma                    ..Respondent (S) J U D G M E N T  M. R. Shah, J. 1. Feeling aggrieved and dissatisfied with the impugned order passed   by   the   Division   Bench   of   the   High   Court   of Uttarakhand   at   Nainital   in   WPSB   No.   9/2022,   by   which the   High   Court   has   disposed   of   the   said   writ   petition without   deciding   the   writ   petition   on   merits   and   has directed   the   Department   to   comply   with   the   order   passed 1 by   the   Tribunal   which   was   under   challenge   before   it,   the State has preferred the present appeal.    2. Feeling   aggrieved   with   the   order   passed   by   the Uttarakhand  Public  Service  Tribunal,   Dehradun   (for  short “Tribunal”)   in   Claim   Petition   No.104/DB/2009,   by   which the   Tribunal   directed   the   Department   to   ignore   the   un­ communicated   “Uttam”   entries   in   the   ACRs   while considering   the   case   of   the   original   applicant   –   private respondent   herein   for   his   promotion   to   the   post   of   the Chief   Engineer   Level­2   by   the   reviewed   ACP,   the   State   of Uttarakhand   had   preferred   the   writ   petition   before   the High Court. By the impugned order, the Division Bench of the   High   Court   has   disposed   of   the   said   writ   petition without   deciding   the   writ   petition   on   merits   and   without expressing   anything   on   the   legality   and   validity   of   the order passed by the Tribunal and has directed the State to comply with the order passed by the Tribunal by observing that   though   Tribunal   had   passed   an   order   on   15 th September,   2021,   no   review   ACP   has   been   constituted. There   is   no   discussion   at   all   by   the   High   Court   on   the 2 merits   of   the   order   passed   by   the   Tribunal,   which   was under   challenge   before   it.   The   impugned   order   reads   as under: ­  “The matter is taken up through virtual hearing. Heard   Mr.   Pradeep   Joshi,   learned   Standing Counsel for the appellant.  In this case, the petitioner has assailed the order passed   by   the   Uttarakhand   Public   Service   Tribunal, Dehradun   in   Claim   Petition   No.   104/DB/2009 directing   the   opposite   party   to   ignore   the   un­ communicated   ''Uttam”   entries   in   the   ACRs   while considering   the   case   of   the   private   respondent   for   his promotion to the post  of the Chief Engineer level­2 by the   reviewed   ACP.   It   is   further   directed   that   the respondent­Department   may   hold   the   reviewed   ACP within   three   months   from   the   date   representation   of the   certified   copy   of   this   order.   This   Order   has   been passed   on   15 th   September,   2021   till   then   no   review ACP   has   been   constituted.   Let   that   order   passed   by the Tribunal be complied within 21 days from today.  With   such   observation,   the   writ   application   is disposed of.” 2.1 From   the   writ   petition   produced   on   record,   it   appears that the order passed by the Tribunal was challenged on a  number   of  grounds.  None  of  the   grounds  raised  in   the writ   petition   has   been   dealt   with   and/or   considered   by the High Court on merits. There is no discussion at all on any   of   the   grounds   raised   in   the   writ   petition.   The Division Bench of the High Court has disposed of the writ 3 petition in a most cavalier and cursory manner, which is unsustainable.   The   High   Court   has   disposed   of   the   writ petition   without   deciding  the   writ  petition   on   merits   and has   directed   the   Department   to   comply   with   the   order passed by the Tribunal solely by observing that the order has been passed on 15 th  September, 2021 and till date no review   ACP   has   been   constituted.   However,   the   High Court   ought   to   have   noted   that   the   order   passed   by   the Tribunal was under challenge before it and therefore, the High Court was required to decide and dispose of the writ petition   on   merits   and   consider   the   legality   and correctness of the order passed by the Tribunal.  2.2 The manner in which the High Court has dealt with and disposed   of   the   writ   petition   without   deciding   the   writ petition   on   merits   cannot   be   appreciated   at   all.   When   a number   of   issues/grounds   were   raised   in   the   writ petition, there was the duty cast upon the High Court to deal   with   the   same   and   thereafter,   to   pass   a   reasoned order. In the recent decision in the case of  Vishal Ashwin Patel   Vs.   Assistant   Commissioner   of   Income   Tax 4 Circle 25(3) & Ors.   (Civil Appeal No. 2200/2022), it was observed   by   this   Court   that   when   the   Constitution confers   on   the   High   Courts   the   power   to   give   relief,   it becomes the duty of the High Courts to give such relief in appropriate cases and the High Courts would be failing to perform   its   duty   if   relief   is   refused   without   adequate reasons. It is further observed that in this case, the High Court   in   exercise   of   powers   under   Article   226   of   the Constitution of India was required to have independently considered the legality and validity of the order passed by the Tribunal which was under challenge before it. Neither any   submission   on   merits   is   recorded   nor   is   there   any discussion   on   the   merits   of   the   matter   on   the   order passed   by   the   Tribunal.   There   is   no   application   of   mind at all by the High Court on merits of the order passed by the   Tribunal.   It   can   be   seen   that   the   High   Court   has failed   to   exercise   its   jurisdiction   vested   in   it   while exercising   the   powers   under   Article   226/227   of   the Constitution of India.  5 2.3 While   emphasising   the   necessity   to   pass   a   reasoned order,   in   the   case   of   Central   Board   of   Trustees   Vs. Indore Composite Private Limited, (2018) 8 SCC 443, it   was   observed   and   held   by   this   Court   that   the   courts need to  pass a reasoned order  in every  case which  must contain the narration of the bare facts of the case of the parties   to   the   lis,   the   issues   arising   in   the   case,   the submissions   urged   by   the   parties,   the   legal   principles applicable   to   the   issues   involved   and   the   reasons   in support   of   the   findings   on   all   the   issues   arising   in   the case and  urged by  the  learned  counsel  for  the  parties in support   of   its   conclusion.   It   was   further   observed   in   the said   decision   that   an   order   bereft   of   reasoning   causes prejudice to the parties because it deprives them to know the   reasons  as   to   why   one  party   has   won   and   other  has lost.  2.4 In a recent decision in the case of   Union Public Service Commission   Vs.   Bibhu   Prasad   Sarangi   and   Ors., (2021) 4 SCC 516 , while emphasising that reasons ought to   be   given   by   the   High   Court   while   exercising   powers 6 under   Article   226   of   the   Constitution   of   India,   it   was observed   and   held   by   this   Court   that   the   reasons constitute   the   soul   of   judicial   decision   and   how   Judges communicate   in   their   judgment   is   a   defining characteristic   of   judicial   process   since   quality   of   justice brings   legitimacy   to   the   judiciary.   It   is   further   observed that though statistics of disposal of cases is important, of a   higher   value,   is   the   intrinsic   content   and   of   a   quality judgment. It is further observed that in exercise of powers under   Article   226   the   courts   require   to   independently consider the issues involved.  3. Applying   the   law   laid   by   this   Court   in   the   aforesaid decisions   to   the   facts   of   the   case   on   hand   and   the manner in which the High Court has disposed of the writ petition, in the interest of sobriety, we may only note that the   order   is   bereft   of   reasoning   as   diverse   grounds   were urged/raised   by   the   parties   which   ought   to   have   been examined by the High Court in the first place and a clear finding   was   required   to   be   recorded   upon   analysing   the relevant documents.  7 4. Since   we   cannot   countenance   the   manner   in   which   the order   has   been   passed   by   the   High   Court   which   has compelled us to remand the matter to the High Court for deciding   the   writ   petition   afresh   on   merits,   we   do   so   in light of the aforesaid observations.  5. In light of the foregoing  discussion, we allow the present appeal   and   set   aside   the   impugned   order   passed   by   the High Court and remand the matter to the Division Bench of  the  High  Court for  deciding  the  writ petition  afresh  in accordance   with   law,   keeping   in   view   our   observations made   supra.   We,   however,   make   it   clear   that   we   have refrained   from   making   any   observation   on   the   merits   of the controversy, having formed an opinion to remand the case   to   the   High   Court   only   for   the   reasons   mentioned above.   The   High   Court   would,   therefore,   decide   the   writ petition,   bearing   in   mind   our   observations   made   above and strictly in accordance with law.  With   the   above   directions,   the   present   appeal   is accordingly allowed and the impugned order is set aside. 8 The  matter   is  remanded to  the  High  Court as  aforesaid. No costs.             …………………………………J.                   (M. R. SHAH) …………………………………J.  (B.V. NAGARATHNA) New Delhi,  April 19, 2022. 9