/2022 INSC 0889/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL/ APPELLATE JURISDICTION  I.A. No.68597 of 2021 AND I.A. No. 51632 of 2022  IN & WRIT PETITION (CIVIL) NO.1159 OF 2019 HDFC BANK LTD. & ORS.      ...PETITIONER (S)   VERSUS UNION OF INDIA & ORS.  ...RESPONDENT (S) WITH  I.A. No.54521 of 2022 IN & WRIT PETITION (CIVIL) NO.683 OF 2021 WRIT PETITION (CIVIL) NO. 1469 OF 2019 WRIT PETITION (CIVIL) NO.690 OF 2021 WRIT PETITION (CIVIL) NO.709 OF 2021 WRIT PETITION (CIVIL) NO.768 OF 2021 WRIT PETITION (CIVIL) NO.765 OF 2021 SPECIAL LEAVE PETITION (CIVIL) NO.14343 OF 2022   O R D E R 1 B.R. GAVAI, J. 1. For   the   reasons   stated   in   I.A.   No.68597   of   2021   in   Writ Petition   (Civil)   No.1159   of   2019   for   Impleadment,   the   same   is allowed.  2. This   batch   of   writ   petitions   has   been   filed   by   various Banks   including   private   banks,   inter   alia,   challenging   the action   of   the   respondent­Reserve   Bank   of   India   (hereinafter referred  to   as  “RBI”)   in  directing   disclosure   of  confidential  and sensitive information pertaining to their affairs, their employees and   their   customers   under   the   Right   to   Information   Act,   2005 (hereinafter   referred   to   as   “the   RTI   Act”),   which,   in   their submission, is otherwise exempt under Section 8 thereof.    3. We   are   treating   Writ   Petition   (Civil)   No.   1159   of   2019   as the lead matter.  4. Interlocutory Applications being I.A. No. 51632 of 2022 in Writ Petition (Civil) No.1159 of 2019 and I.A. No.54521 of 2022 in   Writ   Petition   (Civil)   No.683   of   2021   have   been   filed   by   the 2 applicant­Girish   Mittal,   thereby   seeking   dismissal   of   the present writ petitions.  5. It   is   the   contention   of   the   applicant   that   the   present   writ petitions, in effect, are challenging the final judgment and order dated 16 th   December 2015, passed by this Court in the case of Reserve   Bank   of   India   vs.   Jayantilal   N.   Mistry 1   and   hence the same is not maintainable and is liable to be dismissed.   6. We   have   heard   Mr.   Prashant   Bhushan,   learned   counsel appearing   on   behalf   of   the   applicant­Girish   Mittal   and   Mr. Rakesh   Dwivedi,   Mr.   Mukul   Rohatgi,   Mr.   Dushyant   Dave,   Mr. Jaideep   Gupta,   and   Mr.   K.V.   Viswanathan,   learned   Senior Counsels and Mr. Divyanshu Sahay, learned counsel appearing on behalf of the writ petitioners/Banks.  7. Mr.   Prashant   Bhushan,   learned   counsel,   submitted   that the   issue   which   is   sought   to   be   raised   in   the   present   writ petitions   has   already   been   put   to   rest   by   a   judgment   of   this court in the case of  Jayantilal N. Mistry   (supra) .    It is further 1 (2016) 3 SCC 525 3 submitted   that   this   Court,   in   the   case   of   Girish   Mittal   vs. Parvati   V.   Sundaram   and   another 2 ,   while   holding   that   the RBI   has   committed   contempt   of   this   Court   by   exempting disclosure   of   material   that   was   directed   to   be   given   by   this Court, has also held that the RBI was duty bound to furnish all information relating to inspection reports and other materials.   8. Mr.   Prashant   Bhushan   relies   on   the   judgment   of   a   Nine­ Judge   Bench   of   this   Court   in   the   case   of   Naresh   Shridhar Mirajkar and others vs. State of Maharashtra and Anr. 3  in support   of   his   proposition   that   a   judicial   decision   cannot   be corrected   by   this   Court   in   exercise   of   its   jurisdiction   under Article   32   of   the   Constitution   of   India.     He   also   relied   on   the judgment   of   a   Seven­Judge   Bench   of   this   Court   in   the  case   of A.R.   Antulay   vs.   R.S.   Nayak   and   another 4   to   contend   that the judicial proceedings in this Court are not subject to the writ jurisdiction thereof. 2 (2019) 20 SCC 747 = Contempt Petition (C) No. 928 of 2016 in Transfer Case (C) No. 95 of 2015, decided on 26 th April 2019 3 (1966) 3 SCR 744 4 (1988) 2 SCC 602 4 9. Mr.   Prashant   Bhushan   further   submitted   that   this   Court in   the   case   of   Anil   Kumar   Barat   vs.   Secretary,   Indian   Tea Association   and   others 5   has   also   held   that  the   validity   of   an order   passed   by   this   Court   itself   cannot   be   subject   to   writ jurisdiction of this Court.   10. Mr.   Bhushan   also   relied   on   the   judgments   of   a   Three­ Judge Bench of this Court in the cases of  Khoday Distilleries Ltd.  and  another  vs.   Registrar  General,  Supreme  Court  of India 6 ,   Mohd.   Aslam   vs.   Union   of   India   and   others 7   and Union   of   India   and   others   vs.   Major   S.P.   Sharma   and others 8   and the judgment of a Five­Judge Bench of this Court in   the   case   of   Rupa   Ashok   Hurra   vs.   Ashok   Hurra   and another 9  to buttress his submissions. 11. Mr.   Bhushan   further   submitted   that   in   the   case   of Jayantilal   N.   Mistry   (supra) ,   several   Miscellaneous 5 (2001) 5 SCC 42 6 (1996) 3 SCC 114 7 (1996) 2 SCC 749 8 (2014) 6 SCC 351 9 (2002) 4 SCC 388 5 Applications were filed on behalf of the Banks for impleadment. As   such,   the   judgment   delivered   in   the   case   of   Jayantilal   N. Mistry   (supra)   is   after   consideration   of   rival   submissions, which now cannot be reopened.  He further submitted that this Court by order dated 28 th  April 2021, passed in M.A. No.2342 of 2019   in   Transferred   Case   (Civil)   No.91   of   2015   and   other connected   matters   has   specifically   rejected   the   prayer   filed   by the   Banks   (writ   petitioners   herein)   for   recall   of   the   judgment dated 16 th   December  2015 passed  by  this  Court in  the  case of Jayantilal   N.   Mistry   (supra) ,   and   as   such,   the   present   writ petitions are liable to be dismissed.   12. Per   contra,   the   learned   Senior   Counsels   appearing   on behalf   of   the   writ   petitioners/Banks   submit   that   though   M.A. No.2342 of 2019 in Transferred Case (Civil) No.91 of 2015 and other   connected   matters   were   rejected   by   this   Court   by   order dated 28 th   April 2021, this Court clarified that the dismissal of those   applications   shall   not   prevent   the   applicant­Banks therein to pursue other remedies available to them in law. It is 6 thus submitted that the said order would not come in the way of the present petitioners in filing the present petitions.  13. It is submitted that Section 11 of the RTI Act provides that when any information relating to third party has been sought, a written notice is required to be given to such third party of the request,   by   the   Central   Public   Information   Officer   or   State Public   Information   Officer,   as   the   case   may   be,   and   the submissions   by   such   third   party   are  required  to  be  taken   into consideration   while   taking   a   decision   about   the   disclosure   of the information. Reliance in this respect has been placed on the judgment   of   this   Court   in   the   case   of   Chief   Information Commissioner   vs.   High  Court   of  Gujarat   and  another 10 .     It is   submitted   that   this   Court   in   the   case   of   Jayantilal   N. Mistry   (supra)   has   not   taken   into   consideration   this   aspect   of the matter.   14. It   is   further   submitted   on   behalf   of   the   writ petitioners/Banks that the right to privacy has been said to be 10 (2020) 4 SCC 702 7 as   implicit   fundamental   right   by   a   Five­Judge   Constitution Bench of this Court in the case of   Supreme Court Advocates­ on­Record   Association   and   another   vs.   Union   of   India 11 .   It is   submitted   that   the   said   view   is   also   reiterated   by   a   Nine­ Judge   Constitution   Bench   of   this   Court   in   the   case   of   K.S. Puttaswamy   and   another   vs   Union   of   India   and   others 12 , which   has   explicitly   and   categorically   recognised   the   right   to privacy as a fundamental right.    15. Mr. Rakesh Dwivedi, learned Senior Counsel, relied on the judgment  of this  Court in  the  case  of   A.R.   Antulay   (supra)   in support   of   the   proposition   that   no   man   should   suffer   because of   the   mistake   of   the   Court.       He   submits   that   the   rules   of procedure are the handmaidens of justice and not the mistress of   justice.     He   relies   on   the   maxim   “ ex   debito   justitiae ”.     He further   relies   on   the   judgment   of   this   Court   in   the   case   of Sanjay   Singh   and   another   vs.   U.P.   Public   Service 11 (2016) 5 SCC 1 12 (2017) 10 SCC 1 8 Commission,   Allahabad   and   another 13   in   support   of   the submission that the petition would be tenable.   16. Mr.   Mukul   Rohatgi,   learned   Senior   Counsel,   submitted that   the   petitioners   herein   are   private   banks   and   not   a   public authority   as   defined   under   the   RTI   Act.     He   relies   on   the judgment   of   this   Court   in   the   case   of   Thalappalam   Service Cooperative   Bank   Limited   and   others   vs.   State   of   Kerala and   others 14   in   that   regard .     He   submitted   that   RBI’s Inspection   Reports   in   respect   of   the   inspection   carried   out under   Section   35   of   the   Banking   Regulation   Act,   1949   are   so confidential that they cannot even be provided to the Directors individually.  He relies on the communication issued by the RBI to all the Banks dated 14 th  March 1998 in this regard.   17. Mr.   Rohatgi   further   submitted   that   an   earlier   policy   as notified   by   the   RBI   on   30 th   June   1992   was   in   tune   with   the provisions   of   Section   8   of   the   RTI   Act,   the   provisions   of   the Reserve Bank of India Act, 1934 (hereinafter referred to as “the 13 (2007) 3 SCC 720 14 (2013) 16 SCC 82 9 RBI   Act”)   and   the   Banking   Regulation   Act,   1949.   However,   in view of the judgment of this Court in the case of   Girish Mittal (supra) ,   the RBI  has modified the  policy  into a one­line policy, providing therein that the disclosure of information was to be in accordance   with   the   judgment   and   order   of   this   Court   in Girish   Mittal   (supra) .       Mr.   Rohatgi,   learned   Senior   Counsel relied   on   the   judgment   of   this   Court   in   the   case   of   Bihar Public Service Commission vs. Saiyed Hussain Abbas Rizwi and another 15  in support of his submission that the Court will have   to   strike   a   balance   between   public   interest   and   private interest.     He   also   relies   on   the   judgment   of   this   Court   in   the case   of   Girish   Ramchandra   Deshpande   vs.   Central Information   Commissioner   and   others 16   to   contend   that personal information cannot be directed to be disclosed unless outweighing public interest demands it to be done.   18. Mr.   K.V.   Viswanathan,   learned   Senior   Counsel   submits that   HDFC   Bank,   Kotak   Bank   and   Bandhan   Bank   were   not 15 (2012) 13 SCC 61 16 (2013) 1 SCC 212 10 parties   in   the   case   of   Jayantilal   N.   Mistry   (supra) .     He submits   that   sub­Section   (5)   of   Section   35   of   the   Banking Regulation   Act,   1949   provides   a   specific   procedure   as   to   in what   manner   the   inspection   report   would   be   published.     He submits   that   when  a  special   Act   provides   a   particular   manner for disclosure of an information, it will have an overriding effect over the RTI Act. The learned Senior  Counsel submits that the said   provisions   were   not   noticed   in   the   case   of   Jayantilal   N. Mistry   (supra) . 19. Mr. Jaideep Gupta, learned Senior Counsel submitted that this Court in the case of   Jayantilal N. Mistry (supra)   has not taken   into   consideration   the   provisions   of   the   Credit Information Companies (Regulation) Act, 2005.   20. Mr.   Dushyant   Dave,   learned   Senior   Counsel,   submitted that   Section   45NB   of   the   RBI   Act   emphasizes   on   the confidentiality   of   certain   information   with   regard   to   non­ banking companies.  He submits that sub­section (4) of Section 45NB of the RBI Act, which is a non­obstante clause, provides 11 that,   notwithstanding   anything   contained   in   any   law   for   the time being in force, no court or tribunal or other authority shall compel   the   Bank   to   produce   or   to   give   inspection   of   any statement   or   other   material   obtained   by   the   Bank   under   any provisions   of   this   Chapter.   He   submits   that   this   provision   has not been noticed in the case of  Jayantilal N. Mistry   (supra) . 21. It is submitted on behalf of all the writ petitioners/Banks that what is under challenge is the action of the RBI compelling the   petitioners   to   disclose   certain   information   which   itself   is exempted under the provisions of the RBI Act.   It is submitted that various other special enactments specifically prohibit such information to be disclosed.  It is submitted that since the RBI’s directions   are   issued   in   pursuance   to   the   judgments   of   this Court in the cases of   Jayantilal N. Mistry   (supra)  and   Girish Mittal  (supra) , the petitioners cannot approach the High Court and   the   only   remedy   that   is   available   to   the   petitioners   is   by way   of   the   present   writ   petitions.     It   is   submitted   by   learned Senior   Counsels   appearing   on   behalf   of   the   writ 12 petitioners/Banks   that   this   Court   in   Jayantilal   N.   Mistry (supra)   does not notice the judgment of this Court in the case of   Supreme   Court   Advocates­on­Record   Association   and another   (supra).     The   judgment   of   this   Court   in   the   case   of Supreme   Court   Advocates­on­Record   Association   and another   (supra)   was   rendered   on   16 th   October   2015,   whereas the judgment of this Court in the case of  Jayantilal N. Mistry (supra)   was   rendered   on   16 th   December   2015.     It   is   further submitted   that,   in   view   of   the   judgment   of   the   Constitution Bench   consisting   of   Nine   Hon’ble   Judges   in   the   case   of   K.S. Puttaswamy and another  (supra)  clearly recognizing the right to   privacy   as   a   fundamental   right,   the   law   laid   down   by   this Court   in   the   case   of   Jayantilal   N.   Mistry   (supra)   to   the contrary   is   no   more   a   good   law   and,   therefore,   requires reconsideration by a larger Bench. 22. In   the   case   of   Naresh   Shridhar   Mirajkar   and   others (supra) ,   a   Nine­Judge   Constitution   Bench   of   this   Court   was considering   as   to   whether   an   order   passed   by   the   High   Court 13 on original side in the proceedings before it could be challenged under   Article   32   of   the   Constitution   for   enforcement   of fundamental   rights   guaranteed   under   Article   19(1)(a),   (d)   and (g) of the Constitution of India.  It will be relevant to refer to the following observations of this Court in the said case:   “The basis of Mr Setalvad's argument is that the   impugned   order   is   not   an   order   inter­ partes, as it affects the fundamental rights of the   strangers   to   the   litigation,   and   that   the said   order   is   without   jurisdiction.   We   have already   held   that   the   impugned   order cannot be said to affect the fundamental rights of the petitioners and that though it   is   not   inter­partes   in   the   sense   that   it affects   strangers   to   the   proceedings,   it has   been   passed   by   the   High   Court   in relation to a matter pending before it for its   adjudication   and   as   such,   like   other judicial   orders   passed   by   the   High   Court in   proceedings   pending   before   it,   the correctness of the impugned order can be challenged   only   by   appeal   and   not   by writ   proceedings.   We   have   also   held   that the   High   Court   has   inherent   jurisdiction   to pass such an order. But   apart   from   this   aspect   of   the   matter, we   think   it   would   be   inappropriate   to   allow the   petitioners   to   raise   the   question   about the jurisdiction of the High Court to pass the impugned order in proceedings under Article 14 32   which   seek   for   the   issue   of   a   writ   of certiorari   to   correct   the   said   order.   If questions   about   the   jurisdiction   of   superior courts   of   plenary   jurisdiction   to   pass   orders like   the   impugned   order   are   allowed   to   be canvassed   in   writ   proceedings   under   Article 32,   logically,   it   would   be   difficult   to   make   a valid   distinction   between   the   orders   passed by   the   High   Courts   inter­partes,   and   those which   are   not   inter­partes   in   the   sense   that they   bind   strangers   to   the   proceedings. Therefore,   in   our   opinion,   having   regard   to the   fact   that   the   impugned   order   has   been passed   by   a   superior   court   of   record   in   the exercise   of   its   inherent   powers,   the   question about the existence of the said jurisdiction as well   as   the   validity   or   propriety   of   the   order cannot   be   raised   in   writ   proceedings   taken out   by   the   petitioners   for   the   issue   of   a   writ of certiorari under Article 32.” [emphasis supplied] 23. It   could   thus   be   seen   that   the   Nine­Judge   Bench   of   this Court,   speaking   through   P.B.   Gajendragadkar,   CJ., categorically held that the impugned orders could not  affect the fundamental rights of the petitioners.   It has further been held that   since   the   order   was   passed   in   the   proceedings   pending before   the   High   Court,   the   correctness   of   the   impugned   order could   be   challenged   only   by   appeal   and   not   by   writ proceedings.  It has been further held that, having regard to the 15 fact   that   the   order   had   been   passed   by   a   superior   court   of record in the exercise of its inherent powers, the question about the   existence   of   the   said   jurisdiction   as   well   as   the   validity   or propriety   of   the   order   could   not   be   raised   in   writ   proceedings taken out by the petitioners for the issue of a writ of certiorari under Article 32.  This Court further observed thus: “We   are,   therefore,   satisfied   that   so   far   as the   jurisdiction   of   this   Court   to   issue   writs of certiorari is concerned, it is impossible to accept   the   argument   of   the   petitioners   that judicial   orders  passed   by  High   Courts  in   or in   relation   to   proceedings   pending   before them,   are   amenable   to   be   corrected   by exercise   of   the   said   jurisdiction.   We   have no   doubt   that   it   would   be   unreasonable to attempt to rationalise the assumption of   jurisdiction   by   this   Court   under Article 32 to correct such judicial orders on   the   fanciful   hypothesis   that   High Courts   may   pass   extravagant   orders   in or   in   relation   to   matters   pending   before them   and   that   a   remedy   by   way   of   a writ   of   certiorari   should,   therefore,   be sought for and be deemed to be included within the scope of Article 32.   The words used   in   Article   32   are   no   doubt   wide;   but having   regard   to   the   considerations   which we   have   set   out   in   the   course   of   this judgment,   we   are   satisfied   that   the impugned   order   cannot   be   brought   within 16 the   scope   of   this   Court's   jurisdiction   to issue a writ of certiorari under Article 32; to hold   otherwise   would   be   repugnant   to   the well­recognised limitations within which the jurisdiction   to   issue   writs   of   certiorari   can be   exercised   and   inconsistent   with   the uniform   trend   of   this   Court's   decisions   in relation to the said point.” [emphasis supplied] 24. It could thus be seen that this Court held that it would be unreasonable   to   hold   that   this   Court,   under   Article   32,   could correct the judicial orders on the   fanciful hypothesis that High Courts may pass extravagant orders in or in relation to matters pending   before   them   and   therefore   this   Court   can   correct   the same by issuance of a writ of certiorari under Article 32.   This Court  held that  though  the  words  used  in  Article  32  are  wide, the   order   impugned   before   it   could   not   be   brought   within   the scope   of   this   Court’s   jurisdiction   to   issue   a   writ   of   certiorari under Article 32.  25.     Insofar   as   the   judgment   of   this   Court   in   the   case   of Khoday  Distilleries  Ltd.   and  another   (supra) , on  which Mr. Prashant Bhushan placed reliance, is concerned, this Court in 17 the   said   case   was   considering   therein   a   challenge   to   the correctness of the decision on merits after the appeal as well as review petition were dismissed.   26. In the case of   Mohd. Aslam (supra),   this Court held that Article   32   of   the   Constitution   was   not   available   to   assail   the correctness of a decision on merits or to claim reconsideration. It,   however,   considered   the   contention   raised   on   behalf   of   the petitioners that the judgment in the case of  Manohar Joshi vs. Nitin   Bhaurao   Patil   and   another 17   was   in   conflict   with   the Constitution Bench judgement of this Court in the case of  S.R. Bommai   and   others   vs.   Union   of   India   and   others 18 .     This Court   after considering the submissions found that the opinion so expressed was misplaced.  27. Insofar as the judgment of this Court in the case of  Major S.P.   Sharma   and   others   (supra)   is   concerned,   in   the   said case,   the   first   round   of   litigation   arising   out   of   termination   of respondent­employee   had   reached   finality   upto   this   Court. 17 (1996) 1 SCC 169 18 (1994) 3 SCC 1 18 However, the same was sought to be reopened by filing another writ   petition   before   the   High   Court.     In   this   background,   this Court observed thus: “ 90.   Violation   of   fundamental   rights guaranteed under the Constitution have to be protected, but at the same time, it is the duty of   the   court   to   ensure   that   the   decisions rendered   by   the   court   are   not   overturned frequently,   that   too,   when   challenged collaterally   as   that   was   directly   affecting   the basic   structure   of   the   Constitution incorporating   the   power   of   judicial   review   of this Court. There is no doubt that this Court has an extensive power to correct an error or to review its decision but that cannot be done at the cost of doctrine of finality. An issue of law can be overruled later on, but a question of fact or, as in the present case, the dispute with   regard   to   the   termination   of   services cannot   be   reopened   once   it   has   been   finally sealed   in   proceedings   inter   se   between   the parties up to this Court way back in 1980.” 28. It could thus be seen that this court has held that when a question   of   fact   has   reached   finality   inter   se   between   the parties,   it   cannot   be   reopened   in   a   collateral   proceeding. However,   it   has   been   observed   that   an   issue   of   law   can   be overruled later on.  19 29. Mr. Prashant Bhushan strongly relied on the judgment of this Court in the case of  Rupa Ashok Hurra (supra).   It will be relevant   to   refer   to   the   following   observations   of   this   Court   in the judgment of Quadri, J.  “41. At   one   time   adherence   to   the   principle of   stare decisis   was so rigidly followed in the courts   governed   by   the   English jurisprudence  that  departing   from  an  earlier precedent   was   considered   heresy.   With   the declaration   of   the   practice   statement   by   the House of Lords, the highest court in England was   enabled   to   depart   from   a   previous decision   when   it   appeared   right   to   do   so. The   next   step   forward   by   the   highest court   to   do   justice   was   to   review   its judgment   inter   partes   to   correct injustice.   So   far   as   this   Court   is concerned,   we   have   already   pointed   out above   that   it   has   been   conferred   the power to review its own judgments under Article   137   of   the   Constitution.   The   role of   the   judiciary   to   merely   interpret   and declare   the   law   was   the   concept   of   a bygone  age.   It  is   no more  open  to debate as it is fairly settled that the courts can so   mould   and   lay   down   the   law formulating principles  and guidelines  as to   adapt   and   adjust   to   the   changing conditions   of   the   society,   the   ultimate objective being to dispense justice. In the recent   years   there   is   a   discernible   shift 20 in   the   approach   of   the   final   courts   in favour   of   rendering   justice   on   the   facts presented   before   them,   without abrogating but bypassing the principle of finality   of   the   judgment.   In   Union   of India   v.   Raghubir   Singh   [(1989)   2   SCC   754] Pathak,   C.J.   speaking   for   the   Constitution Bench aptly observed: (SCC pp. 766­67, para 10) “10. But like all principles evolved by man   for   the   regulation   of   the   social order,   the   doctrine   of   binding precedent   is   circumscribed   in   its governance by perceptible limitations, limitations arising by reference to the need   for   readjustment   in   a   changing society,   a   readjustment   of   legal norms demanded by a changed social context.   This   need   for   adapting   the law   to   new   urges   in   society   brings home   the   truth   of   the   Holmesian aphorism  that ‘the life of the law has not been logic it has been experience’ (Oliver   Wendell   Holmes   :   The Common   Law ,   p.   5),   and   again   when he   declared   in   another   study   (Oliver Wendell   Holmes   :   Common   Carriers and   the   Common   Law ,   (1943)   9   Curr LT   387,   388)   that   ‘the   law   is   forever adopting   new   principles   from   life   at one end’, and  ‘sloughing  off’ old  ones at   the   other.   Explaining   the conceptual   import   of   what   Holmes had   said,   Julius   Stone   elaborated that   it   is   by   the   introduction   of   new extra­legal   propositions   emerging 21 from experience to serve as premises, or   by   experience­guided   choice between competing legal propositions, rather   than   by   the   operation   of   logic upon  existing  legal  propositions,  that the   growth   of   law   tends   to   be determined   (Julius   Stone   :   Legal Systems   &   Lawyers   Reasoning ,   pp. 58­59).” 42.  The   concern   of   this   Court   for rendering justice in a cause is not less important than the principle of finality of   its   judgment.   We   are   faced   with competing   principles   —   ensuring certainty and finality of a judgment  of the Court of last resort and dispensing justice   on   reconsideration   of   a judgment   on   the   ground   that   it   is vitiated   being   in   violation   of   the principles   of   natural   justice   or   giving scope for apprehension of bias due to a Judge who participated in the decision­ making process not disclosing his links with a party to the case, or on account of   abuse   of   the   process   of   the   court . Such   a   judgment,   far   from   ensuring finality,   will   always   remain   under   the cloud of uncertainty. Almighty alone is the dispenser   of   absolute   justice   —   a   concept which   is   not   disputed   but   by   a   few.   We are   of   the   view   that   though   Judges   of the highest  court  do  their  best,  subject of   course   to   the   limitation   of   human fallibility,   yet   situations   may   arise,   in the   rarest   of   the   rare   cases,   which 22 would   require   reconsideration   of   a final judgment to set right miscarriage of   justice   complained   of.   In   such   case it   would   not   only   be   proper   but   also obligatory   both   legally   and   morally   to rectify the error.   After giving our anxious consideration   to   the   question,   we   are persuaded   to   hold   that   the   duty   to   do justice   in   these   rarest   of   rare   cases   shall have  to   prevail   over  the   policy   of   certainty of   judgment   as   though   it   is   essentially   in the public interest that a final judgment of the   final   court   in   the   country   should   not be   open   to   challenge,   yet   there   may   be circumstances,   as   mentioned   above, wherein   declining   to   reconsider   the judgment   would   be   oppressive   to   judicial conscience   and   would   cause   perpetuation of irremediable injustice. xxx xxx xxx 49.  The   upshot   of   the   discussion   in   our view is that this Court, to prevent abuse of its process and to cure a gross miscarriage of justice, may reconsider its judgments in exercise of its inherent power.” [emphasis supplied] 30. This   Court   in   the   aforesaid   case   held   that   the   concern   of this Court for rendering justice in a cause is not less important than the principle of finality  of its judgment. The Court has to balance   ensuring   certainty   and   finality   of   a   judgment   of   the 23 Court   of   last   resort   on   one   hand   and   dispensing   justice   on reconsideration   of   a   judgment   on   the   valid   grounds   on   the other   hand.       This   Court   has   observed   that   though   Judges   of the highest court do their best, yet situations may arise, in the rarest of the rare cases, which would require reconsideration of a  final  judgment  to  set  right  miscarriage  of  justice  complained of.     It has been held that  in such a case it  would not  only  be proper but also obligatory both legally and morally to rectify the error.     This   Court   further   held   that   to   prevent   abuse   of   its process   and   to   cure   a   gross   miscarriage   of   justice,   the   Court may reconsider its judgments in exercise of its inherent power. 31. This Court in the case of   A.R. Antulay   (supra) ,   speaking through   Sabyasachi Mukharji, J.  observed thus: “ 82 . Lord   Cairns   in   Rodger   v.   Comptoir D'escompte De Paris   [(1869­71) LR 3 PC 465, 475 : 17 ER 120] observed thus: “Now,   Their   Lordships   are   of opinion,   that   one   of   the   first   and highest   duties   of   all   courts   is   to take   care   that   the   act   of   the   court does no injury to any of the suitors, and when the expression ‘the act of 24 the court’ is used, it does not mean merely the act of the primary court, or   of   any   intermediate   court   of appeal, but the act of the court as a whole, from the lowest court which entertains   jurisdiction   over   the matter   up   to   the   highest   court which   finally   disposes   of   the   case. It   is   the   duty   of   the   aggregate   of those   Tribunals,   if   I   may   use   the expression, to take care that no act of   the   court   in   the   course   of   the whole   of   the   proceedings   does   an injury to the suitors in the court.  83 . This passage was quoted in the Gujarat High   Court   by   D.A.   Desai,   J.,   speaking   for the Gujarat High Court in   Soni Vrajlal   v.   Soni Jadavji   [AIR   1972   Guj   148   :   (1972)   13   Guj LR 555] as mentioned before. It appears that in giving directions on 16­2­1984, this Court acted   per   incuriam   inasmuch   it   did   not   bear in   mind   consciously   the   consequences   and the   provisions   of   Sections   6   and   7   of   the 1952   Act   and   the   binding   nature   of   the larger   Bench   decision   in   Anwar   Ali   Sarkar case   [AIR 1952 SC 75 : 1952 SCR 284 : 1952 Cri   LJ   510]   which   was   not   adverted   to   by this   Court.   The   basic   fundamentals   of   the administration of justice are simple. No man should   suffer   because   of   the   mistake   of   the court.   No   man   should   suffer   a   wrong   by technical procedure of irregularities. Rules or procedures are the handmaids of justice and not   the   mistress   of   the   justice.   Ex   debito justitiae , we must do justice to him. If a man has   been   wronged   so   long   as   it   lies   within the   human   machinery   of   administration   of 25 justice that wrong must be remedied. This is a   peculiar   fact   of   this   case   which   requires emphasis.” 32. It   could   thus   be   seen   that   the   principle   of   ex   debito justitiae   has   been   emphasized.     This   Court   held   that   n o   man should   suffer   because   of   the   mistake   of   the   court.   No   man should suffer a wrong by technical procedure of irregularities. It has been held that the rules of procedure are the handmaidens of   justice   and   not   the   mistress   of   justice.     It   has   further   been held that if a man has been wronged, so long as the wrong lies within   the   human   machinery   of   administration   of   justice,   that wrong must be remedied.  33. Ranganath  Misra,  J.,  in  his  concurrent  opinion,   observed thus: “ 102 . This   being   the   apex   court,   no litigant   has   any   opportunity   of   approaching any   higher   forum   to   question   its   decisions. Lord  Buckmaster  in   Montreal  Street  Railway Co.   v.   Normadin   [1917 AC 170] ( sic ) stated: All   rules   of   court   are   nothing   but provisions   intended   to   secure   proper administration   of   justice.   It   is, 26 therefore, essential that they  should be made   to   serve   and   be   subordinate   to that purpose. This   Court   in   State   of Gujarat   v.   Ramprakash P. Puri   [(1969) 3 SCC 156 : 1970 SCC (Cri) 29 : (1970) 2 SCR 875] reiterated the position by saying [SCC p. 159 : SCC (Cri) p. 31, para 8] Procedure   has   been   described   to   be   a handmaid   and   not   a   mistress   of   law, intended   to   subserve   and   facilitate   the cause   of   justice   and   not   to   govern   or obstruct   it.   Like   all   rules   of   procedure, this rule demands a construction which would promote this cause Once judicial satisfaction is reached that the direction   was   not   open   to   be   made   and   it   is accepted  as   a   mistake   of   the   court,   it   is  not only   appropriate   but   also   the   duty   of   the court   to   rectify   the   mistake   by   exercising inherent   powers.   Judicial   opinion   heavily leans in favour of this view that a mistake of the court can be corrected by the court itself without   any   fetters.   This   is   on   the   principle as   indicated   in   ( Alexander )   Rodger case   [(1969­71) LR 3 PC 465 : 17 ER 120] . I am of the view that in the present situation, the court's inherent powers can be exercised to   remedy   the   mistake.   Mahajan.,   J. speaking   for   a   Four   Judge   Bench 27 in   Keshardeo   Chamria   v.   Radha   Kissen Chamria   [1953   SCR   136   :   AIR   1953   SC   23] at Page 153 stated: The judge had jurisdiction to correct his own   error   without   entering   into   a discussion of the grounds taken by the decree­holder   or   the   objections   raised by the judgment­debtors.   103 . The   Privy   Council   in   Debi   Bakhsh Singh   v.   Habib   Shah   [ILR   (1913)   35   All   331] pointed   out   that   an   abuse   of   the   process   of the  court  may  be committed by   the court  or by   a   party.   Where   a   court   employed   a procedure in doing something which it never intended   to   do   and   there   is   an   abuse   of   the process of the court it can be corrected. Lord Shaw spoke for the Law Lords thus:  Quite apart from Section 151, any court might   have   rightly   considered   itself   to possess an inherent power to rectify the mistake   which   had   been   inadvertently made. It   was   pointed   out   by   the   Privy   Council in   The Bolivar   [AIR 1916 PC 85] that: Where   substantial   injustice   would otherwise   result,   the   Court   has,   in Their   Lordships'   opinion,   an   inherent power to set aside its own judgments of condemnation   so   as   to   let   in   bona   fide claims by parties... Indian   authorities   are   in   abundance   to support   the   view   that   injustice   done   should be   corrected   by   applying   the   principle   actus 28 curia neminem gravabit —   an act of the court should prejudice no one.  104 . To   err   is   human,   is   the   oft­quoted saying. Courts including the apex one are no exception.   To   own   up   the   mistake   when judicial   satisfaction   is   reached   does   not militatte   against   its   status   or   authority. Perhaps it would enhance both.” 34. It has been held that t his being the apex court, no litigant has   any   opportunity   of   approaching   any   higher   forum   to question   its   decisions.     It   has   further   been   held   that   once   a judicial satisfaction is reached that the direction was not open to be made and it is accepted as a mistake of the court, it is not only   appropriate   but   also   the   duty   of   the   court   to   rectify   the mistake   by   exercising   its   inherent   powers.   It   has   been   held that, to err is human, and the Courts including the Apex Court are no exception.   35. This   Court   in   the   case   of   Sanjay   Singh   and   another (supra)   has observed thus: “ 10.   The   contention   of   the  Commission   also overlooks   the   fundamental   difference   between challenge to the final order forming part of the judgment   and   challenge   to   the   ratio   decidendi of   the   judgment.   Broadly   speaking,   every 29 judgment   of   superior   courts   has   three segments, namely, ( i ) the facts and the point at issue; ( ii ) the  reasons for  the decision;  and ( iii ) the   final   order   containing   the   decision.   The reasons   for   the   decision   or   the   ratio   decidendi is   not   the   final   order   containing   the   decision. In fact, in a judgment of this Court, though the ratio decidendi may point to a particular result, the   decision   (final   order   relating   to   relief)   may be   different   and   not   a   natural   consequence   of the   ratio   decidendi   of   the   judgment.   This   may happen   either   on   account   of   any   subsequent event   or   the   need   to   mould   the   relief   to   do complete   justice   in   the   matter.   It   is   the   ratio decidendi of a judgment and not the final order in the judgment, which forms a precedent. The term   “judgment”   and   “decision”   are   used, rather   loosely,   to   refer   to   the   entire   judgment or   the   final   order   or   the   ratio   decidendi   of   a judgment.   Rupa   Ashok   Hurra   [(2002)   4   SCC 388]   is   of   course,   an   authority   for   the proposition   that   a   petition   under   Article   32 would   not   be   maintainable   to   challenge   or   set aside   or   quash   the   final   order   contained   in   a judgment of this Court.   It does not lay down a   proposition   that   the   ratio   decidendi   of any earlier decision cannot be examined or differed in another case. Where violation of a fundamental right of a citizen is alleged in a petition under Article 32, it cannot be dismissed,   as   not   maintainable,   merely because   it   seeks   to   distinguish   or challenge  the  ratio  decidendi  of  an   earlier judgment,   except   where   it   is   between   the same   parties   and   in   respect   of   the   same cause of action.   Where a legal issue raised in a   petition   under   Article   32   is   covered   by   a 30 decision   of   this   Court,   the   Court   may   dismiss the petition following the ratio decidendi of the earlier   decision.   Such   dismissal   is   not   on   the ground   of   “maintainability”   but   on   the   ground that   the   issue   raised   is   not  tenable,   in   view   of the law laid down in the earlier decision.  But if the Court is  satisfied that  the issue raised in the later petition requires consideration and   in   that   context   the   earlier   decision requires   re­examination,   the   Court   can certainly proceed to examine the matter (or refer   the   matter   to   a   larger   Bench,   if   the earlier   decision   is   not   of   a   smaller   Bench). When   the   issue   is   re­examined   and   a   view   is taken   different   from   the   one   taken   earlier,   a new   ratio   is   laid   down.   When   the   ratio decidendi   of   the   earlier   decision   undergoes such   change,   the   final   order   of   the   earlier decision   as   applicable   to   the   parties   to   the earlier   decision,   is   in   no   way   altered   or disturbed. Therefore, the contention that a writ petition   under   Article   32   is   barred   or   not maintainable   with   reference   to   an   issue   which is   the   subject­matter   of   an   earlier   decision,   is rejected.” [emphasis supplied] 36. After referring to the judgment of this Court in the case of Rupa   Ashok   Hurra   (supra) ,   this   Court   has   held   that   it   does not lay down a proposition  that the ratio decidendi of an earlier decision   cannot   be   examined   or   differed   with   in   another   case. 31 It   has   been   held   that   if   the   Court   is   satisfied   that   the   issue raised   in   the   later   petition   requires   consideration   and   in   that context, the earlier decision requires re­examination, the Court can certainly proceed to examine the matter or refer the matter to   a   larger   Bench,   if   the   earlier   decision   is   not   of   a   smaller Bench.     This   Court,   therefore,   specifically   rejected   the contention   that   a   writ   petition   under   Article   32   of   the Constitution   was   barred   or   not   maintainable   with   reference   to an issue which was the subject matter of an earlier decision.  37. In   the   present   case,   admittedly,   the   writ petitioners/Banks were not parties in the case of  Jayantilal N. Mistry   (supra) . Though the Miscellaneous Applications filed by HDFC Bank and others for recall of the judgment and order in the case of   Jayantilal N. Mistry   (supra)   were rejected by this Court   vide   order   dated   28 th   April   2021,   this   Court   in   the   said order specifically observed thus: “The dismissal of these applications shall not prevent   the   applicants   to   pursue   other remedies available to them in law.” 32 38. It  is  thus  clear  that  this  Court  did not  foreclose  the  right of the  petitioners/Banks to  pursue other   remedies available  to them in law.  39. In   view   of   the   judgment   of   this   Court   in   the   case   of Jayantilal   N.   Mistry   (supra) ,   the   RBI   is   entitled   to   issue directions to the petitioners/Banks to disclose information even with regard to the   individual customers   of the Bank .   In effect, it   may   adversely   affect   the   individuals’   fundamental   right   to privacy.   40. A Nine­Judge Constitution Bench of this Court in the case of   K.S.   Puttaswamy   and   another   (supra)   has   held   that   the right to privacy is a fundamental right.   No doubt that the right to   information   is   also   a   fundamental   right.     In   case   of   such   a conflict, the Court is required to achieve a sense of balance.   41. A   perusal   of   the   judgments   of   this   Court   cited   supra would   reveal   that   it   has   been   held   that   though   the   concept   of finality of judgment has to be preserved, at the same time, the 33 principle of   ex debito  justitiae   cannot be given a go­bye.   If the Court   finds   that   the   earlier   judgment   does   not   lay   down   a correct position of law, it is always permissible for this Court to reconsider   the   same   and   if   necessary,   to   refer   it   to   a   larger Bench.   42. Without expressing any final opinion,   prima facie , we find that   the   judgment   of   this   Court   in   the   case   of   Jayantilal   N. Mistry   (supra)   did   not   take   into   consideration   the   aspect   of balancing the right to information and the right to privacy.  The petitioners   have   challenged   the   action   of   the   respondent­RBI, vide   which   the   RBI   issued   directions   to   the   petitioners/Banks to   disclose   certain   information,   which   according   to   the petitioners   is   not   only   contrary   to   the   provisions   as   contained in   the   RTI   Act,   the   RBI   Act   and   the   Banking   Regulation   Act, 1949,   but   also   adversely   affects   the   right   to   privacy   of   such Banks   and   their   consumers.     The   RBI   has   issued   such directions   in   view   of   the   decision   of   this   Court   in   the   case   of Jayantilal   N.   Mistry   (supra)   and   Girish   Mittal   (supra) .     As 34 such,   the   petitioners   would   have   no   other   remedy   than   to approach   this   Court.     As   observed   by   Ranganath   Misra,   J.   in the   case   of   A.R.   Antulay   (supra)   that,   this   being   the   Apex Court,   no   litigant   has   any   opportunity   of   approaching   any higher   forum   to   question   its   decision.     The   only   remedy available to the petitioners would be to approach this Court by way of writ petition under Article 32 of the Constitution of India for protection of the fundamental rights of their customers, who are citizens of India.    43. We,   therefore,   hold   that   the   preliminary   objection   as raised is not sustainable.   The same is rejected.  I.A. No.51632 of   2022   in   Writ   Petition   (Civil)   No.1159   of   2019   and   I.A. No.54521   of   2022   in   Writ   Petition   (Civil)   No.683   of   2021   are accordingly dismissed.  …….........................J.        [B.R. GAVAI] …….........................J.        [C.T. RAVIKUMAR] NEW DELHI; SEPTEMBER 30, 2022. 35