/2023 INSC 0153/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.  831 OF 2023 (@ SLP(C) NO. 19492 OF 2021) The Secretary Ministry of Consumer Affairs       ...Appellant(S) Versus Dr. Mahindra Bhaskar Limaye & Ors.             ...Respondent(S) with  CIVIL APPEAL NO.  832 OF 2023 with  CIVIL APPEAL NO.  833 OF 2023 J U D G M E N T M. R. Shah, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned common judgment and order  dated 14.09.2021 passed by the High Court of Judicature Bombay at Nagpur Bench at Nagpur in Public Interest Litigation No. 11/2021 and Writ 1 Petition No. 1096 of 2021, by which, the Division Bench of the   High   Court   has   struck   down   and   has   declared   Rule 3(2)(b),   Rule   4(2)(c)   and   Rule   6(9)   of   the   Consumer Protection   (Qualification   for   appointment,   method   of recruitment,   procedure   of   appointment,   term   of   office, resignation and removal of President and Members of State Commission   and   District   Commission)   Rules,   2020 (hereinafter   referred   to   as   the   Rules,   2020)   as   arbitrary, unreasonable and violative of Article 14 of the Constitution of   India,   the   Ministry   of   Consumer   Affairs,   Union   of   India and   State   of   Maharashtra   have   preferred   the   present appeals.  2. In   exercise   of   powers   conferred   by   Sections   29   and   43, read with clauses (n) and (w) of Sub­section (2) of Section 101   of   the   Consumer   Protection   Act,   2019   (hereinafter referred   to   as   the   Act,   2019),   the   Ministry   of   Consumer Affairs,   Food   and   Public   Distribution   (Department   of Consumer Affairs) framed the Rules, 2020.  2 2.1 Rule   3   of   Rules,   2020   provides   for   qualifications   for appointment   of   President   and   members   of   the   State Commission. Rule 3(2)(b) provided that a person shall not be   qualified   for   appointment   as   a   member   of   the   State Commission unless he possesses a bachelor’s degree from a recognized university and is a person of ability, integrity and standing, and has special knowledge and professional experience   of   not   less   than   twenty   years   in   consumer affairs, law, public affairs…. 2.2 Rule   4   of   Rules,   2020   provides   for   appointment   of President and member of District Commission. Rule 4(2)(c) provided   that   a   person   shall   not   be   qualified   for appointment   as   a   member   of   the   District   Commission unless he is a person of ability, integrity and standing, and having   special   knowledge   and   professional   experience   of not less than fifteen years in consumer affairs, law, public affairs…..  2.3 Rule   6   of   Rules   2020   provides   for   procedure   for appointment.   Rule   6(9)   provided   that   the   Selection 3 Committee   shall   determine   its   procedure   for   making   its recommendation   keeping   in   view   the   requirements   of   the State   Commission   or   the   District   Commission   and   after taking   into   account   the   suitability,   record   of   past performance, integrity and adjudicatory experience.  2.4 Rule   3(2)(b),   Rule   4(2)(c)   and   Rule   6(9)   were   the   subject matter   of   challenge   before   the   High   Court   being unconstitutional, arbitrary and violative of Article 14 of the Constitution of India. Rule 3, Rule 4, and Rule 6 reads as under: ­  “3.   Qualifications   for   appointment   of   President   and members of  the  State Commission .—(1) A person shall not   be   qualified   for   appointment   as   President,   unless   he is, or has been, a Judge of the High Court; (2)   A   person   shall   not   be   qualified   for   appointment   as   a member   unless   he   is   of   not   less   than   forty   years   of   age and possesses­— ( a ) an experience of at least ten years as presiding officer of a district court or of any tribunal at equivalent level or combined   service   as   such   in   the   district   court   and tribunal: Provided   that   not   more   than   fifty   percent   of   such members shall be appointed; or ( b ) a bachelor's degree from a recognised university and is a person of ability, integrity and standing, and has special knowledge   and   professional   experience   of   not   less   than twenty   years   in   consumer   affairs,   law,   public   affairs, administration,   economics,   commerce,   industry,   finance, management,   engineering,   technology,   public   health   or medicine: (3)   At   least   one   member   or   the   President   of   the   State Commission shall be a woman. 4 4.   Qualifications   for   appointment   of   President   and member of District Commission .—(1) A person shall not be qualified for appointment as President, unless he is, or has been, or is qualified to be a District Judge. (2)   A   person   shall   not   be   qualified   for   appointment   as member unless he— ( a ) is of not less than thirty­five years of age; ( b )   possesses   a   bachelor's   degree   from   a   recognised University; and ( c )   is   a   person   of   ability,   integrity   and   standing,   and having   special   knowledge   and   professional   experience   of not less than fifteen years in consumer affairs, law, public affairs,   administration,   economics,   commerce,   industry, finance,   management,   engineering,   technology,   public health or medicine. (3)   At   least   one   member   or   the   President   of   the   District Commission shall be a woman. 6.   Procedure   of   appointment .—(1)   The   President   and members   of   the   State   Commission   and   the   District Commission shall be appointed by the State Government on   the   recommendation   of   a   Selection   Committee, consisting of the following persons, namely:— ( a )   Chief   Justice   of   the   High   Court   or   any   Judge   of   the High Court nominated by him­ Chairperson; ( b )   Secretary   in   charge   of   Consumer   Affairs   of   the   State Government − Member; ( c ) Nominee of the Chief Secretary of the State—Member. (2)   The   Secretary   in   charge   of   Consumer   Affairs   of   the State   Government   shall   be   the   convener   of   the   Selection Committee. (3) No appointment of the President, or of a member shall be invalid merely by reason of any vacancy or absence in the Selection Committee other than a vacancy or absence of the Chairperson. (4)   The   process   of   appointments   shall  be   initiated   by   the State Government at least six months before the vacancy arises. (5)   If   a   post   falls   vacant   due   to   resignation   or   death   of   a member   or   creation   of   a   new   post,   the   process   for   filling the post  shall be  initiated immediately  after  the post  has fallen vacant or is created, as the case may be. (6)   The   advertisement   of   a   vacancy   inviting   applications for   the   posts   from   eligible   candidates   shall   be   published in   leading   newspapers   and   circulated   in   such   other manner as the State Government may deem appropriate. 5 (7)   After   scrutiny   of   the   applications   received   till   the   last date   specified   for   receipt   of   such   applications,   a   list   of eligible   candidates   along   with   their   applications   shall   be placed before the Selection Committee. (8)   The   Selection   Committee   shall   consider   all   the applications   of   eligible   applicants   referred   to   it   and   if   it considers   necessary,   it   may   shortlist   the   applicants   in accordance with such criteria as it may decide. (9) The Selection Committee shall determine its procedure for   making   its   recommendation   keeping   in   view   the requirements   of   the   State   Commission   or   the   District Commission and after taking into account the suitability, record   of   past   performance,   integrity   and   adjudicatory experience. (10) The Selection committee shall recommend a panel of names of candidates for appointment in the order of merit for the consideration of the State Government. (11)   The   State   Government   shall   verify   or   cause   to   be verified   the   credentials   and   antecedents   of   the recommended candidates. (12) Every appointment of a President or member shall be subject to submission of a certificate of physical fitness as indicated   in   the   annexure   appended   to   these   rules,   duly signed by a civil surgeon or District Medical Officer. (13)   Before   appointment,   the   selected   candidate   shall furnish an undertaking that he does not and will not have any   such   financial   or   other   interest   as   is   likely   to   affect prejudicially his functions as a President or member.” 2.5 The   validity   of   the   aforesaid   rules,   namely,   Rules   3   (2)(b), 4(2)(c)   and   6(9)   were   challenged   before   the   High   Court   by the original writ petitioner on the following grounds: ­ (a) Uncontrolled   discretion   and   excessive   power   to   the selection   committee   to   determine   its   procedure   to recommend candidates to be appointed is arbitrary, 6 unreasonable   and   in   violation   of   Article   14   of   the Constitution of India. (b) Considering   the   nature   of   work,   the   candidate’s competency   needs   to   be   tested   before   being recommended   for   the   appointment   to   discharge judicial functions. Therefore, the candidates who are being appointed must have a legal background. (c) In   the   absence   of   the   appointment   of   competent candidates,   the   object   of   the   Consumer   Protection Act is likely to be frustrated.  (d) The president and members of the State and District Commission   are   empowered   with   the   powers   of   the Court.   In   the   appointment   of   Judicial   Magistrate First   Class   (JMFC),   the   candidates   are   tested   by written examination and viva voce.  (e) The   Draft   model   rules   approved   by   this   Hon’ble Court   and   accepted   by   all   the   parties   are   not adhered   with.   Hence,   contrary   to   the   directions   of this Hon’ble Court.  (f) The   transparency   and   selection   criteria   are   absent in the said rules.  7 (g) In   absence   of   transparency   in   the   matter   of appointments   of   Chairman   and   Members,   there   is strong   apprehension   of   political   and   executive interference.      2.6 It   was   also   the   case   on   behalf   of   the   original   writ petitioners     before   the   High   Court   that   this   Court   in   the case of   State  of  Uttar  Pradesh and   Others  Vs.  All   Uttar Pradesh Consumer Protection Bar Association; (2017) 1 SCC   444   (hereinafter   referred   to   as   the   UPCPBA) , directed   to   frame   model   rules   under   the   Consumer Protection Act, 1986. Accordingly, model rules were framed by   this   Court   and   accepted   by   all   the   parties.   It   was   also the   case   on   behalf   of   the   original   writ   petitioners   that   by adopting   the   model   rules,   many   states   notified   the Consumer Protection (Appointment, Salary, Allowance and Conditions   of   Service   of   President   and   Members   of   State Commission   and   District   Forum)   Rules,   2017   (hereinafter referred   to   as   the   Rules,   2017)   on   18.05.2018.   It   was submitted that model rules 2012 were already in existence in   the   State   of   Maharashtra   made   on   03.01.2012   under 8 Section   30   of   the   Consumer   Protection   Act,   1986   and   the said   Rules   already   had   the   provision   of   written examination   of   100   marks   for   aspiring candidates/applicants   for   the   post   of   President   and Members   of   District   Consumer   Forum   under   Rule   10.   It was   submitted   that   the   Consumer   Protection   Act,   2019 (hereinafter   referred   to   as   the   Act,   2019)   came   into   force with   effect   from   20.07.2020   by   repealing   the   erstwhile statute Consumer Protection Act, 1986. It was also argued on   behalf   of   the   original   writ   petitioners   that   under   the Rules   2020,   the   power   conferred   upon   the   Selection Committee to determine its own procedure for selection of President   and   Members   of   the   District   and   the   State Commission   constituted   under   the   Act,   2019   is   in contravention   of   the   decision   of   this   Court   in   the   case   of UPCPBA   (supra) .   It   was   also   argued   on   behalf   of   the original   writ   petitioners   that   looking   at   the   judicial functions   to   be   performed   by   President   and   Members   of the District and State Commissions constituted under the Act,   2019,   the   selection   without   holding   written examination,   but,   only   on   the   basis   of   viva   voce,   would 9 result   into   selection   of   unsuitable   candidates   which   will further   result   in   denial   of   justice.   It   was   also   argued   on behalf   of   the   original   writ   petitioners   that   prescribing minimum   experience   of   20   years   and   15   years   for President   and   Members   of   State   and   District   Commission respectively,   is   contrary   to   the   directions   issued   by   this Court in the case of  Madras Bar Association Vs. Union of India and Another; (2021) 7 SCC 369 . That thereafter, by the impugned common judgment and order the High Court has declared Rule 3(2)(b), Rule 4(2)(c) and Rule 6(9) of the Rules,   2020   as   ultra­virus   and   unconstitutional, unreasonable,   arbitrary   and   violative   of   Article   14   of   the Constitution of India and contrary to the observations and directions   issued   by   this   Court   in   the   case   of   UPCPBA (supra) .   The   High   Court   has   specifically   observed   that granting   complete   discretion   under   the   Rules   2020   to   the Selection Committee to determine its own procedure would result   in   creating   a   situation   which   has   been   narrated   in the   case   of   UPCPBA   (supra)   and   will   again   lead   to   wide variations   in   standards   as   well   as   a   great   deal   of 10 subjective,   bureaucratic   and   political   interference,   and finally   it   will   result   in   denial   of   justice   which   will   be   in violation   of   Article   14   of   the   Constitution   of   India.   That while   holding   the   aforesaid   provisions   unconstitutional, unreasonable   and   arbitrary,   the   High   Court   has considered   the   historical   background   of   tribunalisation and   the   fact   that   the   tribunals   are   endowed   with   the judicial   functions   with   a   duty   to   decide   the   matters   in judicious   manner.   Therefore,   the   High   Court   has   opined and observed that the standards expected from the judicial members   of   the   tribunals   and   standards   applied   for appointing such members, should be as nearly as possible as applicable to the appointment of judges exercising such powers.   That   thereafter,   following   the   decisions   of   this Court in the case of   Madras Bar Association (supra)   and UPCPBA   (supra),   the   High   Court   has   concluded   and passed the final order as under: ­    i. “The   Public   Interest   Litigation   No.   11   of   2021   is allowed; ii. The Writ Petition No. 1096/2021 is partly allowed;  11 iii. It is held and declared that Rule 3(2)(b), Rule 4(2) (c) and   Rule   6(9)   of   the   Rules   of   2020,   are   arbitrary, unreasonable   and   violative   of   Article   14   of   the Constitution of India for the reasons recorded herein above and hence are quashed and set aside;   iv. The   Union   of   India   is   directed   to   provide   for appropriately   made   Rules   as   substitutes   for   Rule   3 (2)(b),   Rule   4(2)(c)   and   Rule   6(9)   of   the   Rules,   2020, declared   unconstitutional,   keeping   in   view   the observations   made   in   the   judgment,   within   four weeks from the date of the judgment and order; v. The vacancy notice dated 2nd February, 2021 issued by   the   respondent   no.   2   for   inviting   applications   for the   post   of   Members   of   the   State   Commission   and President   and   Members   of   the   District   Commission, is hereby quashed and set aside; vi. The   process   of   selection   of   Members   of   the   State Commission   and   President   and   the   Members   of   the District   Commission,   initiated   in   pursuance   to   the vacancy   notice   dated   2nd   February,   2021,   stands cancelled; vii. Fresh   process   of   selection   of   members   of   the   State Commission,   President   and   the   members   of   the District   Commission   be   initiated   in   accordance   with 12 the   amended   Rules   and   completed   at   the   earliest   as directed by the Hon’ble Supreme Court of India; viii. It   is   made   clear   that   we   have   not   dealt   with   the validity   of   appointment   made   of   the   President   of State Commission, Maharashtra State;  ix. No orders as to costs.” 2.7 The  impugned  common judgment and order passed by the High Court is the subject matter of present appeals.  3. Shri R. Venkataramani, learned Attorney General for India has   submitted   that   after   the   matters   were   heard   by   this Court   on   17.11.2022   and   18.11.2022,   where   this   Court was of the  prima facie  view that Rule 6(9), which deals with the   procedure   of   appointment,   left   too   much   discretion   in the hands of the selection committee, and that there ought to have been some objective criteria on the basis of which the fitness and suitability of candidates be tested, such as a written examination. It is pointed out that based on the observations that fell from this Court on the previous dates of  hearing,  the  matter   was  considered  by  the  Government and   pursuant   thereto,   a   meeting   was   called   between   the 13 Union   of   India   and   all   the   State   governments   to   consider the   desirability   and   feasibility   of   conducting   a   written examination   for   appointment   to   the   State   and   District Commissions,   or   in   the   alternate,   to   consider   as   to whether   rules   or   guidelines   can   be   made   which   would reduce   the   discretion   available   to   the   Search­cum­ Selection   Committees   while   carrying   out   appointments.   It is submitted that in the course of discussions between the States, it was observed that most states were not in favour of   conducting   written   tests.   It   is   submitted   that   based   on the discussion in the said meeting, it was observed that a written   examination   for   appointments   of   members   of tribunals as a uniform policy would be neither feasible nor desirable, due to,  inter alia , the following reasons:  (i) The number of vacancies to tribunals per year is very low,   and   in   some   tribunals   only   in   single   digits.   It would   not   be   economically   or   practically   feasible   to conduct an examination for five or six posts. ,  (ii) Most tribunals require appointment of members with expertise in varied relevant fields, such as consumer affairs,   economics,   law,   securities,   finance,   telecom, electricity,   and   so   on.   A   single   written   examination with   a   common   syllabus   would   not   be   possible   and 14 one may have to conduct a different examination for each   different   area   of   expertise,   which   would   make the whole process arbitrary and unwieldy.  (iii) Competent,   eminent,   and   successful   persons   aged over thirty five or forty or even fifty may not be willing to   write   a   written   examination   and   then   have   their marks   published   openly,   which   would   dissuade   a large   number   of   people   who   may   be   desirable   from applying.  (iv) Persons   with   experience   of   fifteen   or   twenty   years may  no   longer   have   the   requisite  examination  giving skills, and a written examination may unduly favour academics   or   researchers   as   opposed   to   people   who are   in   the   field   practically   or   in   a   corporate environment or in some other non academic field.  (v) Conducting   a   written   examination   may   lengthen   the entire   process   of   appointment,   which   already   takes 4­6   months   on   account   of   the   requirement   of advertisement,   public   notice,   receipt   of   applications and   verification   of   documents,   IB   inputs,   tax   and medical reports, and then a personal interaction with the Selection Committee. This may end up increasing the   number   of   vacancies   in   the   tribunals,   which   is not desirable.  (vi) Prescribing   a   uniform   requirement   of   a   written examination   across   states   would   fail   to   take   into account   the   local   requirements   of   each   state   ­   for instance,   the   number   of   applications   received   in   the 15 smaller   states   such   as   Assam   or   Goa   or   Sikkim   are very   low,   and   sometimes   even   lesser   than   the number   of   posts   advertised.   A   written   examination may lead to greater difficulties in filling up the vacant posts. (vii) Prescribing   a   uniform   requirement   of   a   written examination   across   tribunals   is   also   not   considered desirable,   as   each   tribunal   has   its   own   eligibility criteria and different categories of persons would fall in   their   zone   of   consideration.   For   instance,   several posts   can   only   be   manned   by   retired   judges,   and   it would   not   be   appropriate   to   subject   judges   of   the Supreme   Court   or   the   High   Courts   to   a   written examination.   Equally,   very   few   people   are   actually eligible   to   be   appointed   as   technical   members   to specialised   tribunals   such   as   TDSAT   or   APTEL,   and eminent   persons   in   the   field   of   telecom   or   electricity may not wish to write examinations to leave lucrative careers in their areas of expertise. This would lead to the   tribunals   losing   out   on   desirable   persons,   who may   otherwise   wish   to   join   these   tribunals   in   the spirit of public service.  3.1  Shri R. Venkataramani, learned Attorney General for India has   further   submitted   that   based   on   the   further discussions   in   the   meeting   held   on   13.01.2023   between Union   of   India   and   all   the   States/UTs   to   consider   the uniform   measures   to   guide   the   Selection   Committees   in 16 the   exercise   of   their   selection   processes,   it   has   been proposed   that   the   following   proviso,   to   provide   for   the issuance   of   necessary   instructions   to   guide   the   discretion available   to   the   Selection   Committee,   could   be   considered to be inserted below Rule 6(9) of the Rules, 2020: ­  “Provided that the Selection Committee shall be guided by the instructions, as may be issued, by order, by the Central   Government   from   time   to   time,   while   making assessment   of   a   candidate   in   regard   to   his   suitability for   appointment   as   President   or   member   in   the   State Commission or the District Commission.”   3.2 It is further submitted that in so far as the development of uniform measures to be applicable to appointments in the State   Commissions   and   the   District   Commissions (President and Members) across the country is concerned, the   following   measures,   keeping   in   view   the   level   of   the posts,   the   statutory   functions   to   be   discharged   by   the holders of these posts, the very  objective enshrined in the Consumer   Protection   Act,   2019,   are   considered   to   be formulated:­  17 a. The   selection   of   a   candidate   for   appointment   as   the President   or   member   in   the   State   Commission   or   the District   Commission   may   be   based   on   the   marks secured by him, out of a total of 100 marks. The total marks   (100)   may   be   the   sum   of;   (i)   60   marks   for   an interview;   and,   (ii)   40   marks   for   certain   special achievements of a candidate.  b. The   aforesaid   formulation,   if   found   in   order   by   this Hon'ble Court, can be treated as an instruction under the above said proviso.  c. The   rationale   behind   the   proposed   distribution   of marks   in   such   a   way   where   the   interview   component would outweigh the other, is to ensure the selection of the   most   suitable   candidate,   given   the   level   of   the posts and duties attached thereto.  d. The distribution of 40 marks for  special achievements may be considered as under:  S. No.  Criteria  Maximum Marks Marking System 1. Number   of years   of experience  15 (i) For   the   minimum number   of   years   of experience   required   in terms   of   the   rules governing   the recruitment   conditions ­ 10 marks  (ii) For   additional experience   of   every   2 years   ­   1   mark (maximum 5 marks).  In   case   of   experience   of   fewer than   2   years,   maximum 18 marks   for   experience   of   2 years   i.e.   1   mark   may   be apportioned   according   to   the number   of   years   of experience.   Experience   of fewer than six months may be ignored for this purpose.  2. Higher  Educational  Qualification s  15 (i) For Graduate ­ 6 marks (ii) For Post Graduate – 6  marks  (iii) For PhD. ­ 3  marks  3. Prior public  service  rendered  10 For   every   4   years   of   regular service   rendered   in   or   under the   Central/State Governments   and Constitutional   bodies   ­   2 marks (maximum 10 marks) 3.3 It   is   submitted   that   on   an   overall   consideration   of   the deliberations, it appears that the conduct of a written test which has several handicaps will not be feasible and shall not be most suitable measure for the purpose of selection.  19 4. While   opposing   the   present   appeals   Dr.   Uday   Prakash Warnjikar   and   Dr.   Tushar   Mandalekar,   learned   counsel appearing   on   behalf   of   the   respective   respondents   have vehemently submitted that in the facts and circumstances of the case the High Court has not committed any error in declaring   Rule   3(2)(b)   and   Rule   4(2)(c)   and   Rule   6(9)   of Rules,   2020   as   arbitrary,   unreasonable,   and   violative   of Article 14 of the Constitution of India.  4.1 It   is   submitted   that   the   bone   of   contention   of   the   present respondent   is   to   have   the   highest   standards   and   strict scrutiny   before   the   candidates   are   being   appointed   in   the Consumer State Commission and District Commissions. It is   submitted   that   the   selection   method   under   the   Rules, 2020 and the process adopted by the appellant will lead to the   appointment   of   incompetent   candidates   to   adjudicate the   consumer   disputes.   It   is   submitted   that   under   Rule 6(9),   the   selection   committee   is   empowered   with uncontrolled   discretionary   powers   to   determine   its procedure   in   the   appointment   of   the   President   and Members   of   the   State   and   District   Commission.   It   is 20 submitted that such delegation of uncontrolled powers will cause undesirable results.  4.2 In support of their submissions that Rule 3(2)(b) and Rule 4(2)(c)   and   Rule   6(9)   of   Rules,   2020   are   arbitrary, unreasonable,   and   violative   of   Article   14   of   the Constitution of India, it is submitted as under: ­   (a) That   the   selection   method   under   Rules,   2020   confers un controlled   discretion   and   excessive   power   to   the selection   committee   to   determine   its   procedure   to recommend   candidates   to   be   appointed   is   arbitrary, unreasonable   and   in   violation   of   Article   14   of   the Constitution of India;   (b) Considering   the   nature   of   work,   the   candidate’s competency   needs   to   be   tested   before   being recommended   for   the   appointment   to   discharge judicial functions; (c)  In   the   absence   of   the   appointment   of   competent candidates,  the  object  of  the   Consumer   Protection  Act is likely to be frustrated;  21 (d)  The   president   and   members   of   the   State   and   District Commission   are   empowered   with   the   powers   of   the Court. In  the appointment  of Judicial  Magistrate First Class,   when   the   candidates   are   tested   by   written examination and viva voce, the similar procedure to be adopted   for   appointment   in   the   District   and   State Commissions;   (e)  The   transparency   and   selection   criteria   are   absent   in the Rules, 2020;  (g)  In   absence   of   transparency   in   the   matter   of appointments   of   Chairman   and   Members,   there   is strong   apprehension   of   political   and   executive interference. 4.3 It   is   further   submitted   that   even   the   Law   Commission   in its  272 nd   Report  suggested  that  the  members of  the newly constituted   tribunals   should   possess   the   qualifications akin   to   the   judges   of   the   High   Court   and   District   Court. The   Report   further   recommended   uniformity   in   the appointments.  22 4.4 It is further submitted that as such this Court in the case of   UPCPBA   (supra)   directed   to   frame   model   rules   under the Consumer Protection Act, 1986. It is submitted that by the   said   judgment,   model   rules   were   approved   by   this Court   and   accepted   by   all   the   parties.   It   is   submitted   by adopting   the   model   rules,   many   states   notified   the Consumer   Protection   (Appointment,   Salary,   Allowances and   Conditions   of   Service   of   President   and   Members   of State   Commission   and   District   Forum)   Rules,   2017 (hereinafter   referred   to   as   the   Rules,   2017).   It   is   further submitted that the State of Maharashtra also adopted and approved   the   model   rules   on   24.05.2019   in   exercise   of powers   conferred   under   the   provisions   of   the   Consumer Protection   Act,   1986.   It   is   further   submitted   that   even prior   thereto,   model   rules   2012   were   already   in   existence in   the   State   of   Maharashtra   under   Section   30   of   the Consumer Protection Act, 1986 and the said rules already had the provision of written examination of 100 marks for aspiring   candidates/applicants   for   the   post   of   President and Members of District Consumer Forum under Rule 10.  23 4.5 It   is   further   submitted   that   as   observed   hereinabove   this Court   approved  the   uniform   model  rules  for   appointment, salary, service condition etc., for the effective adjudication of consumer disputes under the Act, 1986. The said model rules  were   adopted  by   all  the  parties.   It  is  submitted   that the   adjudicatory   powers   of   the   consumer fora/commissions   are   judicial   functions.   There   is   no change   in   the   judicial   functions   of   the   President   and Members of the State and District Commission. There is no change in the judicial functions of President and Members of the State and District Commission even post­Consumer Protection   Act,   2019   (Act,   2019)   which   have   come   into force   with   effect   from   20.07.2020.   It   is   submitted   that there   is   no   change   in   the   legislative   scheme   concerning adjudication of consumer disputes under the Act of 2019. It is submitted that as such the Consumer Protection Act, 2019   has   come   into   force   with   effect   from   20.07.2020   by repealing   the   erstwhile   statute   Consumer   Protection   Act, 1986.   It   is   submitted   that   the   sole   intention   of   the legislature   is   to   provide   adequate   safeguards   to   the consumers   due   to   drastic   changes   in   the   modern   market 24 and   the   constantly   emerging   vulnerability   of   the consumers.   Under   the   Act,   2019,   the   pecuniary jurisdictions   of   the   District   and   State   Commissions   are enhanced   substantially.   However,   there   is   no   substantial change   in   the   scheme   with   respect   to   the   adjudication   of the consumer disputes. Therefore, consumer commissions are   quasi­judicial   authorities   empowered   to   discharge judicial   functions   with   the   adequate   powers   of   the   court, including civil and criminal.      4.6 It is submitted that under Section 71 of the Act, 2019, the Commissions   are   empowered   with   the   powers   of   the   civil court   and   under   Section   72,   the   Commissions   are empowered with  the powers of  JMFC. It is submitted that despite the above when the Rules, 2020 are framed by the Central   Government   in   exercise   of   powers   under   Section 101 of the Act, 2019 which provides for the impugned  Rule 3(2)(b)   and   Rule   4(2)(c)   and   Rule   6(9)   made   the   things worse than the prevailing, prior to Rules, 2020.  4.7 It is  further  submitted that therefore, when  the  State  and the District Commissions are performing the quasi­judicial 25 functions and judicial functions and exercising the powers of   the   Court,   to   test   the   competence   of   the   candidate written   examination   and   viva­voce   would   be   necessary. Only   interviews   of   the   aspiring   candidates   would   lead   to political   interference   and   undeserving   results   through such a selection process. 4.8 It is further submitted that Rule 6(9) provides uncontrolled discretion   to   the   Selection   Committee.   Uncontrolled discretion in the matter of recommendations of candidates to   be   appointed   to   discharge   judicial   functions   is   in   clear violation   of   Article   14   of   the   Constitution   of   India.   It   is submitted   this   Court   in   the   case   of   Madras   Bar Association   (supra)   declared   that   “Article   14   clearly includes a right to have the person’s rights adjudicated by a   forum   which   exercises   judicial   powers   in   an   impartial and   independent   manner,   consistent   with   the   recognized principles   of   adjudication.”   It   is   submitted   that   in   the present case under Rule 6(9) the Central Government has granted   complete   discretion   to   determine   the   selection 26 procedure without laying down criteria and standards and the same is unreasonable and arbitrary.  4.9 It is further submitted that even the said provision is also unreasonable   on   the   ground   that   there   is   no   check   and balance   under   Rules,   2020   over   the   Selection   Committee. The   Selection   Committee   has   absolute   discretion   in   the recommendations of the candidates.  4.10 It   is   further   submitted   that   there   are   four   sources   of candidates   to   be   appointed   as   president   and   members   of the   Commissions,   viz.,   serving   judicial   officers,   retired judicial officers, advocates, or any other individuals having certain knowledge and experience. It is submitted that the Rules   direct   the   selection   committee   to   take   into   account suitability,   a   record   of   past   performance,   integrity   and adjudicatory   experience.   The   selection   committee   may consider   the   suitability   of   the   retired   or   serving   judicial candidates   based   on   available   record,   however,   the suitability   of   the   candidates   coming   from   non­judicial sources,   cannot   be   determined   without   testing   the   overall competency.   It   is   submitted   that   the   appointments   with 27 bias   and   without   transparency   would   frustrate   the   object of the Consumer Protection Act.  4.11 It is further submitted that the Rules, 2020 as such nullify the judgment of this Court in the case of  UPCPBA (supra). 4.12 It is submitted that as observed and held by this Court in the case of  Madras Bar Association Vs. Union of India & Anr.; (2021  SCC OnLine SC 463)   in Writ Petition (C) No. 502/2021 decided on 14.07.2021 that the permissibility of legislative override in this country should be in accordance with the principles laid down by this Court in the catena of decision which are as under: ­  “44.   The   permissibility   of   legislative   override   in   this   country should be in accordance with the principles laid down by this Court in the aforementioned as well as other judgments, which have been culled out as under: a) The effect of the judgments of the Court can be nullified by a legislative act removing the basis of the judgment. Such law can be retrospective.   Retrospective   amendment   should   be   reasonable   and not   arbitrary   and   must   not   be   violative   of   the   fundamental   rights guaranteed under the Constitution.  b)   The   test   for   determining   the   validity   of   a   validating legislation   is   that   the   judgment   pointing   out   the   defect   would   not have been passed, if the altered position as sought to be brought in by   the   validating   statute   existed   before   the   Court   at   the   time   of rendering   its   judgment.   In   other   words,   the   defect   pointed   out 28 should   have   been   cured   such   that   the   basis   of   the   judgement pointing out the defect is removed. c)   Nullification   of   mandamus   by   an   enactment   would   be impermissible   legislative   exercise   [See   :   S.R.   Bhagwat   (supra)].   Even interim   directions   cannot   be   reversed   by   a   legislative   veto [See   :   Cauvery   Water   Disputes   Tribunal   (supra)   and   Medical   Council of India   v.   State of Kerala . d)   Transgression   of   constitutional   limitations   and   intrusion into the judicial power  by  the legislature is violative of the principle of   separation   of   powers,   the   rule   of   law   and   of   Article   14   of   the Constitution of India.” 4.13 It   is   further   submitted   that   even   the   criteria   of   having experience   of   minimum   20   years   for   appointment   of Member   in   the   State   Commission   under   Rule   3(2)(b)   and criteria   of   having   experience   of   minimum   15   years   for appointment   of   Member   in   District   Commission   as   per Rule   4(2)(c)   is   absolutely   arbitrary   and   illegal   and unconstitutional   and   contrary   to   the   provisions   of   Article 217   and   233   of   the   Constitution   of   India.   It   is   further submitted that  even  the same is violative  of the  judgment and order passed by this Court in the case of   Madras Bar Association (supra).  4.14 It is submitted that the High Court has rightly quashed the provision   of   Rule   4(2)(c)   as   the   requirement   of   having 29 experience   of   15   years   for   a   lawyer   in   order   to   get   the appointment as Member in District Forum/Commission is arbitrary   and   illegal.   It   is   submitted   that   even   in accordance   with   the   Article   233   of   the   Constitution   of India   a   lawyer   needs   to   have   only   seven   years   of   practice as   an   advocate   in   High   Court.   Even   in   according   to   the provisions   of   Rule   4(1)   a   person   who   is   eligible   to   be appointed as a District Judge (having minimum experience of seven years as per Article 233 of Constitution of India) is qualified   to   be   appointed   as   President   of   District Commission. But in order to be appointed as Member, the Section   4(2)(c)   mandates   a   minimum   experience   of   15 years which is violative of Article 14 of the Constitution of India.  4.15 It   is   further   submitted   that   the   scheme   envisaged   in appointment   of   President   under   Rule   3(1)   for   President   of State   Commission   has   a   different   criteria   and   that   of Member   under   Rule   3(2)(b)   is   different   and   distinct.   The person   can   be   qualified   to   be   a   President   if   he   is   or   has been   a   judge   of   High   Court.   However,   in   order   to   get 30 appointment   as   a   Member   of   State   Commission   the   Rule 3(2)(b) mandates a minimum experience of 15 years, which is   illegal   and   violative   of   Article   14,   because   the requirement   of   qualification   and   experience   of   a   lawyer   to get   appointed   as   a   High   Court   Judge   is   only   ten   years   as per Article 217 of the Constitution of India. It is submitted that   therefore,   the   High   Court   has   rightly   declared   that Rule   3(2)(b)   and   Rule   4(2)(c)   and   Rule  6(9)   of   Rules,  2020 as   ultra­virus,   arbitrary   and   violative   of   the   Article   14   of the   Constitution   of   India.     It   is   submitted   that   while holding   so   the   High   Court   has   discussed   and   considered the   decision   of   this   Court   in   the   case   of   Madras   Bar Association (supra) : (2021) 7 SCC 369.  4.16 Making the above submissions and relying upon the above decisions, it is prayed to dismiss the present appeals.     5. Heard   Shri   R.   Venkataramani,   learned   Attorney   General for   India,   appearing   on   behalf   of   the   appellant(s)   and   Dr. Uday   Prakash   Warunjikar   and   Dr.   Tushar   Mandalekar, learned   counsel   appearing   on   behalf   of   the   respective respondent(s).  31 6. By the  impugned judgment and order  the  High  Court has declared Rule 3(2)(b) and Rule 4(2)(c) and  Rule 6(9) of   the Consumer   Protection   (Qualification   for   appointment, method of recruitment, procedure of appointment, term of office,   resignation   and   removal   of   President   and   Members of   State   Commission   and   District   Commission)   Rules, 2020  as unconstitutional, arbitrary, and violative of Article 14  of   the   Constitution   of  India.  Rule   3(2)(b)  and  Rule  4(2) (c)   and   Rule   6(9)   of   Rules,   2020   which   are   declared   to   be unconstitutional read as under: ­  “3.   Qualifications   for   appointment   of   President   and members of the State Commission .— xxx (2)   A   person   shall   not   be   qualified   for   appointment   as   a member   unless   he   is   of   not   less   than   forty   years   of   age and possesses— xxx ( b ) a bachelor's degree from a recognised university and is a person of ability, integrity and standing, and has special knowledge   and   professional   experience   of   not   less   than twenty   years   in   consumer   affairs,   law,   public   affairs, administration,   economics,   commerce,   industry,   finance, management,   engineering,   technology,   public   health   or medicine: 4.   Qualifications   for   appointment   of   President   and member of District Commission .—(1) A person shall not be qualified for appointment as President, unless he is, or has been, or is qualified to be a District Judge. (2)   A   person   shall   not   be   qualified   for   appointment   as member unless he— xxx 32 ( c )   is   a   person   of   ability,   integrity   and   standing,   and having   special   knowledge   and   professional   experience   of not less than fifteen years in consumer affairs, law, public affairs,   administration,   economics,   commerce,   industry, finance,   management,   engineering,   technology,   public health or medicine. xxx 6. Procedure of appointment . xxx (9) The Selection Committee shall determine its procedure for   making   its   recommendation   keeping   in   view   the requirements   of   the   State   Commission   or   the   District Commission and after taking into account the suitability, record   of   past   performance,   integrity   and   adjudicatory experience. xxx 6.1 While   considering   the   correctness   of   the   impugned judgment   and   order   passed   by   the   High   Court   and   while considering   the   constitutional   validity   of   Rule   3(2)(b)   and Rule   4(2)(c)   and   Rule   6(9)   of   Rules,   2020,   the   earlier decisions   of   this   Court,   more   particularly,   the   decision   in the case of  UPCPBA (supra)  which was under the Consumer Protection Act, 1986 is required to be referred to. The issue with   respect   to   the   conditions   of   eligibility   for   appointment of   non­judicial   members   was   one   of   the   issues   before   this Court   in   the   case   of   UPCPBA   (supra).   This   Court   earlier constituted   a   committee   presided   over   by   Mr.   Justice   Arijit Pasayat,   a   former   Judge   of   this   Court   to   examine   various 33 issues including the conditions of eligibility for appointment of   non­judicial   members.   The   Committee   in   its   interim report   observed   that   the   Fora   constituted   under   the Consumer   Protection   Act,   1986   do   not   function   as effectively   as   expected   due   to   a   poor   organizational   set­up; grossly  inadequate infrastructure; absence of adequate and trained  manpower  and  “ lack   of  qualified   members ” in  the adjudicating  bodies. This Court in paragraphs 4 to 6 noted and observed as under:  “ 4 .   The   quality   of   presiding   members,   especially   of   non­ judicial   members   at   the   State   and   district   levels   is   poor. One of the reasons is that the remuneration which is being paid to non­judicial members of consumer fora varies from State to State and is too meagre to attract  qualified talent. Most   of   the   non­judicial   members   are   not   even   capable   of writing   or   dictating   small   orders.   At   certain   places   non­ judicial   members   act   in   unison   against   the   Presiding Officer, while passing orders contrary to law, damaging the reputation   of   the   adjudicating   body.   The   Presidents,   as   a result, prefer a situation where such non­judicial members absent   themselves   from   work   if   only   so   that   judicial   work can   be   carried   out   by   the   Presiding   Judge   impartially   and objectively.   Many   non­judicial   members   do   not   maintain punctuality and others attend to work sporadically once or twice   a   week.   The   Committee   has   observed   that   the problem   lies   in   —   (i)   absence   of   proper   remuneration;   (ii) appointment of former judicial officers who lack motivation and   zeal;   (iii)   appointment   of   practising   lawyers   as Presiding   Officers   of   District   Fora;   and   (iv)   political   and bureaucratic   interference   in   appointments.   Many   of   the 34 non­judicial   members   attend   to   the   place   of   work   only   to sign   orders   which   have   been   drafted   by   the   Presiding Officer. 5.   The  Committee has furnished  concrete examples of  how bureaucratic   and   political   influence   has   marred   the selection   process   as   a   result   of   which   the   functioning   of consumer   fora   is   detrimentally   affected.   Three   instances furnished in the Report of the Committee provided a telling example of the state of affairs: “( 15 )   The   Committee   could   make   out   that   there   has been   considerable   bureaucratic   and   political influence/interference   in   the   “selection   process”   and functioning   of   the   consumer   fora.   Just   to   cite   a   few instances, the Committee found that relatives of politicians, bureaucrats   and   judicial   fraternity   have   been   selected.   A non­Judicial   Member   Mr   Jamal   Akhtar   posted   at   District Forum,   Meerut   has   been   absenting   without   permission since   11­5­2015.   The   State   Government   has   failed   to   take any   action   against   him.   Even   the   plea   of   the   President, State   Commission   has   gone   unheeded.   The   result   is   that his   post   has   not   been   declared   vacant   and   another   non­ Judicial Member posted elsewhere has been attached in his place. ( 16 ) One non­Judicial Member who had her first term at   Lucknow   and   has   now   been   enjoying   her   second   term, having   been   appointed   for   District   Forum,   Barabanki   but has been attached to Greater Noida and as per the reports, comes to Forum once or twice a week. Another woman non­ Judicial   Member   who   happens   to   be   wife   of   a   bureaucrat was   appointed   for   District   Forum,   Baghpat   but   was attached/posted   at   Greater   Noida.   These   few   instances make it crystal clear that there is definite political influence and   interference   and   in   such   a   scenario,   the   work   of District Consumer Fora is affected as it results in lowering the morale of the President. 35 ( 17 )   In   Haryana,   a   non­Judicial   Woman   Member did/does   not   attend   the   District   Forum   regularly,   as   she has to travel around 150/160 km every day. The President of  one District   Forum  who  happens  to  be  former  President of   Bar   Association   has   been   serving   the   second   term   as President.   Such   non­Judicial   Members   manage   to   get selected   and   then   misuse   their   position   as   Members,   as they call themselves “Judges”.” 6.   The   selection   of   persons   as   Presiding   Officers   and   as Members   of   the   fora   lacks   transparency   without   a   fixed criteria   for   selection.   The   Committee   has,   in   our   view   with justification,   proposed   that   a   written   test   should   be conducted   to   assess   the   knowledge   of   persons   who   apply for   posts   in   the   District   Fora.   Issues   of   conflict   of   interest also   arise   when   persons   appointed   from   a   local   area   are appointed to a District Forum in the same area.” Ultimately in paragraph 28, this Court issued the following  directions: ­  “28.1.   The   Union   Government   shall   for   the   purpose   of ensuring   uniformity   in   the   exercise   of   the   rule­making power   under   Section   10(3)   and   Section   16(2)   of   the Consumer   Protection   Act,   1986   frame   model   rules   for adoption   by   the  State   Governments.  The   model   rules   shall be   framed   within   four   months   and   shall   be   submitted   to this Court for its approval; 28.2.   The   Union   Government   shall   also   frame   within   four months   model   rules   prescribing   objective   norms   for implementing   the   provisions   of   Section   10(1)( b ),   Section 16(1)( b )   and   Section   20(1)( b )   in   regard   to   the   appointment of   members   respectively   of   the   District   Fora,   State Commissions and National Commission; 36 28.3.   The Union Government shall while framing the model rules have due regard to the formulation of objective norms for the assessment of the ability, knowledge and experience required to be possessed by  the members of the respective fora   in   the   domain   areas   referred   to   in   the   statutory provisions  mentioned  above.  The  model  rules shall provide for the payment of salary, allowances and for the conditions of   service   of   the   members   of   the   consumer   fora commensurate   with   the   nature   of   adjudicatory   duties   and the   need   to   attract   suitable   talent   to   the   adjudicating bodies.   These   rules   shall   be   finalised   upon   due consultation   with   the   President   of   the   National   Consumer Disputes   Redressal   Commission,   within   the   period stipulated above; 28.4.   Upon   the   approval   of   the   model   rules   by   this   Court, the   State   Governments   shall   proceed   to   adopt   the   model rules   by   framing   appropriate   rules   in   the   exercise   of   the rule­making   powers   under   Section   30   of   the   Consumer Protection Act, 1986; 28.5.   The   National   Consumer   Disputes   Redressal Commission   is   requested   to   formulate   regulations   under Section   30­A   with   the   previous   approval   of   the   Central Government within a period of three months from today in order   to   effectuate   the   power   of   administrative   control vested   in   the   National   Commission   over   the   State Commissions   under   Section   24­B(1)( iii )   and   in   respect   of the   administrative   control   of   the   State   Commissions   over the District Fora in terms of Section 24­B(2) as explained in this   judgment   to   effectively   implement   the   objects   and purposes of the Consumer Protection Act, 1986.” 6.2 That   thereafter,   vide   a   further   order   dated   18.05.2018 State of Uttar Pradesh Vs. All Uttar Pradesh Consumer Protection   Bar   Association   –   Civil   Appeal   No. 37 2740/2007   reported   in   (2018)   7   SCC   423 ,   this   Court considered the draft model rules which were framed by the Union of India. Before this Court the model rules came to be   accepted   by   the   counsel   representing   all   the   parties before   the   Court.   Therefore,   this   Court   directed   that   the State   Governments   shall   frame   appropriate   rules   in exercise of the rule­making power under Section 30 of the Consumer   Protection   Act,   1986   in   accordance   with   the Final Draft Model Rules submitted by the Union of India. It appears that thereafter many States notified the Consumer Protection (appointment, salary, allowances and conditions of   service   of   President   and   Members   of   the   State Commission and District Forum) Rules, 2017. Rules, 2017 which   were   adopted   provided   that   in   every   cases,   the selection   of   Members   of   the   District   Fora   and   State Commission   shall   be   on   the   basis   of   a   written   test   of   two papers   (Rules   5   and   7).   It   appears   that   even   the   State   of Maharashtra   also   adopted   and   approved   the   model   rules on   24.05.2019   and   framed   Rules,   2019   which   had   a written   examination   of   200   marks.   It   provided   that   State Commission shall hold the final examination of 250 marks 38 for   the   post   of   Members.   Out   of   250   marks,   200   marks shall be for written examination and 50 marks shall be for viva­voce   examination.   In   the   case   of   Madras   Bar Association   (supra)   decided   on   27.11.2020   –   (2017)   7 SCC   369 ,   this   Court   directed   that   while   considering Tribunal/Appellate   Tribunal   and   other   Authorities (Qualifications, Experience and other conditions of Service of   Members),   the   Rules,   2020   shall   be   amended   to   make advocates   with   an   experience   of   at   least   10   years   eligible for appointment as judicial members in the tribunals. That thereafter,   the   Central   Government   framed   Tribunal Reforms   (Rationalisation   and   Conditions   of   Service) Ordinance,   2021   which   fell   for   consideration   before   this Court   in   Writ   Petition   (C)   No.   502/2021   decided   on 14.07.2021   –   2021   SCC   Online   SC   463 .   In   the   said decision   this   Court   also   considered   the   permissibility   of legislative override. After considering catena of decisions of this   Court   on   permissibility   of   legislative   override   this Court observed and held in paragraphs 42 to 44 as under: ­ 39 “42.   The   judgment   of   this   Court   in   Madan   Mohan Pathak   v.   Union   of   India   (1978)   2   SCC   50   requires   a   close scrutiny   as   it   was   adverted   to   and   relied   upon   by   both sides. A writ petition was filed in the High Court of Calcutta for   a   mandamus   directing   the   Life   Insurance   Corporation (LIC)   to   act   in   accordance   with   the   terms   of   settlement dated   24.01.1974   read   with   administrative   instructions dated   29.03.1974.   The   writ   petition   was   allowed   by   the learned single Judge against which a Letters Patent Appeal (LPA) was preferred by the LIC. During the pendency of the LPA,   the   LIC   (Modification   of   Settlement)   Act,   1976   came into   force.   The   LPA   was   withdrawn   in   view   of   the subsequent   legislation   and   the   decision   of   the   learned single   Judge   became   final.   Validity   of   the   said   statute   was assailed   in   a   writ   petition   filed   under   Article   32   by   the employees   of   the   LIC.   Justice   Bhagwati,   speaking   for   the majority,   was   of   the   opinion   that   the   judgment   of   the Calcutta   High   Court   was   not   a   mere   declaratory   judgment holding   an   impost   or   tax   as   invalid   so   that   a   validating statute can remove the defect pointed out in the judgment. He   observed  that   the  judgment   of  the  Calcutta   High  Court gave   effect   to   the   rights   of   the   petitioners   by   mandamus, directing the LIC to pay annual cash bonus. As long as the judgment   of   the   learned   single   Judge   is   not   reversed   in appeal,   it   cannot   be   disregarded   or   ignored.   The   LIC   was held   to   be   bound   by   the   writ   of   mandamus   issued   by   the Calcutta   High   Court.   Justice   Beg,   in   his   concurrent opinion,   held   that   the   rights   which   accrued   to   the employees   on   the   basis   of   the   mandamus   issued   by   the High   Court   cannot   be   taken   away   either   directly   or indirectly   by   subsequent   legislation.   Thereafter,   Madan Mohan Pathak   (supra) came up for discussion in   Sri Ranga Match Industries   v.   Union of India 1994 Supp (2) SCC 726. Justice   Jeevan   Reddy   was   of   the   opinion   that   the   Madan Mohan   Pathak   case   cannot   be   treated   as   an   authority   for the   proposition   that   mandamus   cannot   be   set   aside   by   a legislative act. Justice Hansaria was not in agreement with such view. Relying upon the judgment of this Court in   A.V. 40 Nachane   v.   Union   of   India   (1982)   1   SCC   205,   Justice Hansaria held that the legal stand taken by Justice Beg in the   Madan   Mohan   Pathak   case   had   received   majority's endorsement and it was because of this that retrospectivity given to the relevant rule assailed in   A.V. Nachane   was held to   have   nullified   the   effect   of   the   writ   and   was   accordingly invalid. In view of the difference of opinion, the matter was referred   to   a   larger   bench.   We   are   informed   by   the   leaned Amicus   Curiae   that   the   difference   of   opinion   could   not   be resolved as the case was settled out of court. 43.   In   Virender Singh Hooda   (2004) 12 SCC 588, this Court did not accept the contention of the petitioners therein that vested   rights   cannot   be   taken   away   by   retrospective legislation.   However,   it   was   observed   that   taking   away   of such   rights   would   be   impermissible   if   there   is   violation   of Articles   14,   16   or   any   other   constitutional   provision.   The appointments already made in implementation of a decision of   this   Court   were   protected   with   the   reason   that   “the   law does not permit the legislature to take away what has been granted   in   implementation   of   the   Court's   decision.   Such   a course   is   impermissible.”   This   Court   in   Cauvery   Water Disputes   Tribunal   1993   Supp   (1)   SCC   96   (2)   declared   the ordinance which sought to displace an interim order passed by  the   statutory   tribunal  as  unconstitutional  as  it   set  side an individual decision   inter partes   and therefore, amounted to   a   legislative   exercise   of   judicial   power.   When   a mandamus issued by the Mysore High Court was sought to be   annulled   by   a   legislation,   this   Court   quashed   the   same in   S.R. Bhagwat   v.   State of Mysore (1995)   6 SCC 16 on the ground   that   it   was   impermissible   legislative   exercise. Setting at naught a decision of the Court without removing the   defect   pointed   out   in   the   judgment   would   sound   the death  knell  of  the  rule  of  law.  The  rule  of  law  would  cease to have any meaning, because then it would be open to the Government to defy a law and yet to get away with it. 50 44.   The permissibility of legislative override in this country should   be   in   accordance   with   the   principles   laid   down   by 41 this   Court   in   the   aforementioned   as   well   as   other judgments, which have been culled out as under: a) The effect of the judgments of the Court can be nullified by   a   legislative   act   removing   the   basis   of   the   judgment. Such   law   can   be   retrospective.   Retrospective   amendment should   be   reasonable   and   not   arbitrary   and   must   not   be violative   of   the   fundamental   rights   guaranteed   under   the Constitution.  b)   The   test   for   determining   the   validity   of   a   validating legislation   is   that   the   judgment   pointing   out   the   defect would   not   have   been   passed,   if   the   altered   position   as sought   to   be   brought   in   by   the   validating   statute   existed before   the   Court   at   the   time   of   rendering   its   judgment.   In other words, the defect pointed out should have been cured such   that   the   basis   of   the   judgement   pointing   out   the defect is removed. c)   Nullification   of   mandamus   by   an   enactment   would   be impermissible   legislative   exercise   [See:   S.R. Bhagwat   (supra)].   Even   interim   directions   cannot   be reversed by a legislative veto [See :   Cauvery Water Disputes Tribunal   (supra)   and   Medical   Council   of   India   v.   State   of Kerala  (2019) 13 SCC 185]. d) Transgression of constitutional limitations and intrusion into   the   judicial   power   by   the   legislature   is   violative   of   the principle   of   separation   of   powers,   the   rule   of   law   and   of Article 14 of the Constitution of India.” 6.3 In the said decision, this Court struck down and declared that   first   proviso   to   Section   184(1)   of   the   Finance   Act, 2017,   which   provided   for   50   years   minimum   age   for appointment   as   Chairman   or  Member   as   unconstitutional 42 by observing that the said first proviso to Section 184 (1) is in   violation   of   the   doctrine   of   separation   of   powers   as   the judgment   of   this   Court   in   the   case   of   Madras   Bar Association Vs. Union of India & Anr. – MBA III ­ (2017) 7 SCC 369  decided on 27.11.2020, has been frustrated by an impermissible legislative override. 6.4 Taking into consideration the aforesaid decisions, the High Court   in   the   impugned   judgment   and   order   has   rightly observed   and  held   that   Rule  3(2)(b),  Rule  4(2)(c)  and   Rule 6(9) of the Rules, 2020 which are contrary to the decisions of   this   Court   in   the   cases   of   UPCPBA   (supra)   and   the Madras Bar Association (supra)   are unconstitutional and arbitrary.  6.5 Even   otherwise   also   we   are   of   the   opinion   that   Rule   6(9) lacks   transparency   and   it   confers   uncontrolled   discretion and   excessive   power   to   the   Selection   Committee.   Under Rule 6(9), the  Selection Committee is empowered with the uncontrolled   discretionary   power   to   determine   its procedure   to   recommend   candidates   to   be   appointed   as 43 President   and   Members   of   the   State   and   District Commission.   The   transparency   and   selection   criteria   are absent under Rule 6(9). In absence of transparency in the matter   of   appointments   of   President   and   Members   and   in absence   of   any   criteria   on   merits   the   undeserving   and unqualified   persons   may   get   appointment   which   may frustrate   the   object   and   purpose   of   the   Consumer Protection Act. It cannot be disputed that the Commissions are   empowered   with   the   powers   of   court   and   are   quasi­ judicial   authorities   and   empowered   to   discharge   judicial powers   with   the   adequate   powers   of   the   court   including civil and criminal. Therefore, the  standards expected from the   members   of   the   tribunal   should   be   as   nearly   as possible   as   applicable   to   the   appointment   of   judges exercising   such   powers.   Under   Rule   6(9)   of   Rules,   2020, the   Selection   Committee   is   having   power   to   determine   its own   procedure.   Such   provisions   are   also   giving   excessive and   uncontrolled   discretionary   powers   to   the   Selection Committee.     As   rightly   observed   and   held   by   the   High Court,   considering   the   object   on   behalf   of   the   Consumer Protection   Act,   2019,   such   uncontrolled   discretion   power 44 to determine its procedure for making its recommendation for   appointment   of   President   and   Members   of   the   District and the State Commissions is arbitrary and unreasonable. It   is   always   desirable   that   while   making   the   appointment as   Members   of   the   District   Fora   and/or   the   State Commission there is a need to assess the skill, ability, and the   competency   of   the   candidates   before   they   are empanelled   and   recommended   to   the   State   Government. The   Rules,   2020   do   not   contemplate   written   examination so   as   to   test   the   merits   of   the   candidate.   In   the   case   of UPCPBA   (supra) ,   this   Court   expressed   deep   concern   over the   bureaucratic   and   political   interference   in   process   of appointments.  6.6 At this stage, it is required to be noted that mechanism of having   written   examination   was   confirmed   by   this   Court which has been removed under the new Rules, 2020.  6.7 At  this   stage,   it   is   required  to   be  noted   that   earlier  under Consumer Protection Act, 1986, there were Rules, 2017 in so   far   as   some   of   the   States   are   concerned   and   Rules, 45 2019   so   far   as   the   State   of   Maharashtra   is   concerned, which   provided   for   a   written   examination   and   viva   voce, which was under the Consumer Protection Act, 1986.  6.8 The Consumer Protection Act, 1986 has been repealed and the   Consumer   Protection   Act,   2019   has   come   into   force w.e.f. 24.07.2020 with a sole intention to provide adequate safeguards   to   the   consumers   and   the   pecuniary jurisdiction of the District Fora and State Commissions are enhanced   substantially.   However,   there   is   no   substantial change   in   the   scheme   with   respect   to   the   adjudication   of the   consumer   disputes.   No   justification   at   all   is   shown   to do   away   with   the   written   examination   while   framing   the Rules,   2020   under   the   Consumer   Protection   Act,   2019. Therefore, as rightly observed by the High Court, the Rule 6(9)   of   the   Rules,   2020   is   unconstitutional,   arbitrary   and violative   of   Article   14   of   the   Constitution   of   India,   more particularly,   when   the   same   is   wholly   impermissible   to override/overrule   the   earlier   decisions   of   this   Court   and that   too   without   any   justification.   We   are   in   complete agreement with the view taken by the High Court. 46 7. Now so far as the Rule 3(2)(b) and Rule 4(2)(c) of the Rules, 2020   are   concerned,   the   High   Court   has   rightly   quashed the  said provisions  which  provided for   having  a  minimum 20 years’ experience for appointment as a Member in State Commission under Rule 3(2)(b) and having a minimum 15 years’ experience for appointment as a Member in District Commission under Rule 4(2)(c).  7.1 It   is   required   to   be   noted   that   under   provision   4(1)   of Rules, 2020, a person who is eligible to be appointed as a district   judge   (having   minimum   experience   of   7   years)   is qualified   to   be   appointed   as   President   of   the   District Commission   but   in   order   to   be   appointed   as   a   Member, Section   4(2)(c)   mandates   a   minimum   experience   of   15 years   which   is   rightly   held   to   be   violative   of   Article   14   of the Constitution.          7.2 Similarly providing 20 years’ experience under Rule 3(2)(b) also   rightly   held  to  be  arbitrary  and  violative  of  Article  14 of   the   Constitution.   It   is   required   to   be   noted   that   under Section   3(2)(b),   a   presiding   officer   of   a   Court   having experience of 10 years is eligible for becoming President of 47 the State Commission. Even under Section 3(1) a judge of the   High   Court,   present   or   former,   shall   be   qualified   for appointment   of   the   President.   As   per   Article   233   of   the Constitution,   a   lawyer   needs   to   have   only   7   years   of practice   as   an   advocate   in   High   Court.   Under   the circumstances   to   provide  20  years’  experience  under  Rule 3(2)(b) is rightly held to be unconstitutional, arbitrary and violative   of   the   Article   14   of   the   Constitution   of   India.   We are in complete agreement with the view taken by the High Court.  At   this   stage,   it  is  required   to  be  noted  that   in  the case   of   Madras   Bar   Association   (supra)   –   MBA   III ,   this Court directed to consider 10 years’ experience, after detail reasoning.   8. In  view  of  the  above  and  for  the  reasons  stated  above,  we see   no   reason   to   interfere   with   the   impugned   judgment and order passed by the High Court declaring Rule 3(2)(b), Rule   4(2)(c)   and   Rule   6(9)   of   the   Consumer   Protection (Qualification   for   appointment,   method   of   recruitment, procedure   of   appointment,   term   of   office,   resignation   and removal   of   President   and   Members   of   State   Commission 48 and   District   Commission)   Rules,   2020   as   arbitrary, unreasonable and violative of Article 14 of the Constitution of India. The Central Government and the concerned State Governments   have   to   amend   Rules,   2020,   more particularly,   Rule   6(9)   of   the   Rules,   2020,   providing   that the   Selection   Committee   shall   follow   the   procedure   for appointment   as   per   Model   Rules,   2017   and   to   make   the appointment   of   President   and   Members   of   the   State Commission   and   the   District   Commission   on   the   basis   of the performance in written test consisting of two papers of 100   marks   each   and   50   marks   for   viva   voce   and   the written   test   consisting   of   two   papers   may   be   as   per   the following schemes: ­  Paper Topics Nature   of test Max. mark s Duration Paper­I (a)   General Knowledge   and current affairs (b)   Knowledge   of Constitution of India (c)   Knowledge   of various   Consumers related   Laws   as indicated   in   the Schedule  Objective Type 100  2 hours Paper­ II (a)   One   Essay   on topics   chosen   from issues   on   trade   and Descriptive type 100 3 hours 49 commerce   consumer related   issues   or Public Affairs. (b) One case study of a   consumer   case   for testing the abilities of analysis   and   cogent drafting of orders.   8.1 The   Central   Government   and   the   concerned   State Governments have also to come with an amendment in the Rules,   2020   to   provide   10   years’   experience   to   become eligible   for   appointment   of   President   and   Member   of   the State   Commission   as   well   as   the   District   Commission instead  of 20 years  and  15  years respectively, provided  in Rule   3(2)(b)   and   Rule   4(2)(c)   which   has  been   struck  down to   the   extent   providing   20   years   and   15   years   of experience, respectively.   Till the suitable amendments are made   in   Consumer   Protection   (Qualification   for appointment,   method   of   recruitment,   procedure   of appointment,   term   of   office,   resignation   and   removal   of President   and   Members   of   State   Commission   and   District Commission)   Rules,   2020   as   above,   in   exercise   of   powers under   Article   142   of   the   Constitution   of   India   and   to   do complete justice, we direct that in future and hereinafter, a 50 person   having   bachelor’s   degree   from   a   recognized University   and   who   is   a   person   of   ability,   integrity   and standing,   and   having   special   knowledge   and   professional experience   of   not   less   than   10   years   in   consumer   affairs, law,   public   affairs,   administration,   economics,   commerce, industry,   finance,   management,   engineering,   technology, public health or medicine, shall be treated as qualified for appointment   of   President   and   Members   of   the   State Commission.   Similarly,   a   person   of   a   person   of   ability, integrity  and   standing,   and   having   special   knowledge  and professional   experience   of   not   less   than   10   years   in consumer   affairs,   law,   public   affairs,   administration, economics,   commerce,   industry,   finance,   management, engineering,   technology,   public   health   or   medicine,   shall be   treated   as   qualified   for   appointment   of   President   and Members   of   the   District   Commissions.   We   also   direct under   Article   142   of   the   Constitution   of   India   that   for appointment   of   President   and   Members   of   the   State Commission   and   District   Commission,   the   appointment shall   be  made   on   the   basis   of  performance   in  written   test consisting of two papers as per the following scheme: ­  51 Paper Topics Nature   of test Max. mark s Duration Paper­I (a)   General Knowledge   and current affairs (b)   Knowledge   of Constitution of India (c)   Knowledge   of various   Consumers related   Laws   as indicated   in   the Schedule  Objective Type 100  2 hours Paper­ II (a)   One   Essay   on topics   chosen   from issues   on   trade   and commerce   consumer related   issues   or Public Affairs. (b) One case study of a   consumer   case   for testing the abilities of analysis   and   cogent drafting of orders. Descriptive type 100 3 hours 8.3 The   qualifying   marks   in   each   paper   shall   be   50   per   cent and there shall be viva voce of 50 marks. Therefore, marks to   be   allotted   out   of   250,   which   shall   consist   of   a   written test consisting two papers, each of 100 marks and the 50 marks on the basis of viva voce. 52 Present   appeals   are   disposed   of   in   terms   of   the   above directions.        …………………………………J.                   (M. R. SHAH) …………………………………J.  (M.M. SUNDRESH) NEW DELHI,  MARCH 03, 2023. 53