/2023 INSC 0154/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.                        /2023 (@ SPECIAL LEAVE PETITION (C) NO. 530 / 2022) Union of India               ...Appellant(s) Versus Sanjiv Chaturvedi & Ors.       …Respondent(s) J U D G M E N T M.R. SHAH, J. 1. Leave granted 2. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment and order dated 23.10.2021 passed by the High Court  of  Uttarakhand  at  Nainital   in  WPSB  No.  407/2020, by which, the High Court has allowed the said writ petition and   has   set   aside   order   dated   04.12.2020   passed   by   the Chairman,   Central   Administrative   Tribunal   (CAT), Principal Bench, New Delhi by which the learned Principal Bench of the Tribunal transferred Original Application (OA) No.   331/109/2020   filed   by   the   original   writ   petitioner, from   the   Allahabad   Bench   (Nainital   Circuit   Bench)   to   the 1 Principal   Bench,   New   Delhi,   the   Union   of   India   has preferred the present appeal.   3. The   facts   leading   to   the   present   appeal   in   a   nutshell   are under: ­  3.1 That the contesting respondent No. 1 herein – original writ petitioner filed original application (OA) before the Nainital Circuit Bench, CAT with the following prayers: ­  "a.   To   call   for   records   and   issue   appropriate direction/order   for   quashing   present   system   of   360 degree appraisal being used in empanelment of officers at the   level   of   Joint   Secretary   and   above   in   Central Government, being arbitrary, unreasonable, in violation of principles   of   natural   justice,   being   in   supersession   of statutory   rules   and   finding   of   Parliamentary   Committee Report.  b.   To   restrain   the   respondents   from   filling   up   the posts   of   Joint   Secretary/equivalent   to   Joint   Secretary rank   and   also   posts   above   in   rank   of   Joint   Secretary   in Central Government, through contract system, in future.  c.   To   set   aside   all   those   provisions   of   present Central   Staffing   Scheme,   governing   constitution   of   and evaluation   by   Expert   Panel   for   the   purpose   of empanelment   at   Joint   Secretary   level   in   Government, issued   vide   O.M.   36/77/94­EO   Central   (SM­1)"   date 05.01.1996   and   modified   subsequently,   being   arbitrary, 2 unreasonable, violative of principles of natural justice and in   violation   of   basic   federal   structure   enshrined   into   the Constitution.  d.   To   direct   the   respondents   to   remove   huge artificial time lag created between empanelment of officers of   different   services   and   between   same   levels   in   Central Government   and   State   Government,   in   case   of   All   India Service Officers.  e. To direct the respondents to consider the case of Applicant for empanelment  to the level of Joint Secretary in view of fulfillment of all the eligibility criteria regarding completion   of   requisite   number   of   years   of   service   and elevation   into   Level­14   of   Pay   Matrix;   or   alternatively, issue   directions   to   respondents   not   to   reject abovementioned   case   of   Applicant,   on   any ulterior/subjective/oblique   consideration,   and   decide   the same   objectively,   on   merit,   facts   and   in   accordance   with law only.  f. To order and appropriate investigation so as to fix responsibility   into   various   irregularities   into   recruitment process   of   Joint   Secretary   rank   officers   through   contract system,   taken   place   in   the   year   2019,   in   view   of irregularities brought out in para 3.5 of factual matrix." 3.2 That   thereafter,   the   Union   of   India   filed   transfer application   under   Section   25   of   the   Administrative 3 Tribunals Act, 1985 (Act, 1985) seeking transfer of OA filed by   the   writ   petitioner   from   Nainital   Circuit   Bench   to   the Principal   Bench,   New   Delhi.   That   by   order   dated 04.12.2020,   the   Chairman   of   the   Tribunal,   Principal Bench,   New   Delhi,   ordered   transfer   of   the   said   OA   to   the Principal Bench, New Delhi by observing that: ­ "A perusal of the prayer in the O.A. discloses that the very procedure   for   empanelment   for   the   post   of   Joint   Secretary is   sought   to   be   assailed.   The   matters   of   this   nature   have their   own   impact   on   the   very   functioning   of   the   Central Government. It is felt that the O.A. deserves to be heard by Principal   Bench.   Since   the   hearings   are   taking   place through   video   conferencing,   no   prejudice   are   taking   place through   video   conferencing,   no   prejudice   would   be   caused to   the   respondent   in   the   P.T.,   i.e.   applicant   in   the   O.A. also'”           3.3 The   order   dated   04.12.2020   transferring   OA   No. 331/109/2020   from   Nainital   Circuit   Bench   to   the Principal   Bench,   New   Delhi   came   to   be   challenged   by   the original writ petitioner – original applicant before the High Court   of   Uttarakhand.   It   was   submitted   on   behalf   of   the original   writ   petitioner   before   the   High   Court   that   what was   challenged   in   the   OA   was   the   recruitment   selection process   for   the   post   of   Joint   Secretary.   He   was   also aggrieved of the fact that although eligible candidates were available   for   the   post   of   Joint   Secretary,   within   the   All­ India   Services,   a   policy   decision   has   been   taken   by   the 4 Central Government that the post of Joint Secretary would be filled by hiring persons on contractual basis for a period of   three   to   five   years   and   the   said   policy   decision   would adversely   affect   the   rights   of   the   persons   who   are   in   the All­India   Services.   It   was   also   submitted   on   behalf   of   the original writ petitioner – original applicant that the ground on   which   the   Union   of   India   sought   transfer   of   OA   that, since   the   original   writ   petitioner   has   challenged   a   policy decision   and   since   the   policy   decision   has   “nationwide repercussion”, therefore, the OA deserves to be transferred to   the   Principal   Bench,   New   Delhi,   is   untenable.   It   was submitted   that   if   the   Parliament   were   of   the   opinion   that issues of “national importance” need to be decided only by the Principal Bench, a provision would have existed in the Administrative   Tribunals   Act,   debarring   other   Benches   of CAT   from   hearing   issues   of   “national   importance”   or having   “nationwide   repercussion.”   However,   there   is   no such   bar   contained   in   the   Administrative   Tribunals   Act, preventing other Benches of CAT, which are considered to be equivalent to the Principal Bench, from hearing or from examining   a  policy  decision  of  the  Central  Government.  It 5 was   submitted   that   all   the   Benches   constituted   under Section 5 of the Act, 1985 would have equal jurisdiction. 3.4 The  petition  was  opposed  on  behalf  of  the   Union  of  India. The Union of India challenged the territorial jurisdiction of the   High   Court   of   Uttarakhand   to   entertain   the   writ petition.   It   was   submitted   on   behalf   of   the   Union   of   India that since all the relevant files and papers are at New Delhi the   case   should   be   transferred   to   New   Delhi.   It   was   also the   case   on   behalf   of   the   Union   of   India   that   since   no cause   of   action   had   arisen   in   Uttarakhand,   the   Nainital Circuit   Bench   does   not   have   the   territorial   jurisdiction   to hear  the  petition.  It was  submitted  that  as  the   policy  was framed in New Delhi, the names were invited for  selection in New Delhi, the selection process begins and ends in New Delhi, therefore, only the Principal Bench at New Delhi has territorial   jurisdiction   to   hear   the   OA.   It   was   also submitted   that   since   the   relevant   files   are   lying   in   New Delhi  and   since  the   relevant   witnesses   would  be   available in   New   Delhi,   it   would   be   in   the   interest   of   justice   to transfer   the   case   to   the   Principal   Bench,   rather   than keeping   the   case   pending   before   the   Nainital   Circuit 6 Bench. It was lastly submitted that since the decision with regard   to   a   policy   decision   of   the   Central   Government would   have   nationwide   repercussions,   therefore,   only   the Principal   Bench   would   be   the   suitable   bench   for   deciding the   validity   of   the   policy   decision.   Therefore,   it   was submitted   that   the   Chairman   has   rightly   transferred   the OA from the Nainital Circuit Bench to the Principal Bench in exercise of powers under Section 25 of the Act, 1985. In the rejoinder, it was the case on behalf of the original writ petitioner as regards the cause of action, that part cause of action   has   arisen   in   Uttarakhand   as   the   names   of   the eligible candidates for the post of Joint Secretary are called from the States; thus, the names are recommended by the States;   the   service   records   of   the   eligible   candidates   are with the State and the service records are forwarded by the State.   Moreover,   as   the   decision   to   appoint   the   Joint Secretaries on contractual basis adversely affects his right of consideration for the post of Joint Secretary, hence, the impact of the policy decision deprives his right in the State of Uttarakhand and therefore, a part of cause of action has 7 arisen   in   the   State   of   Uttarakhand   and   therefore,   the Nainital Circuit Bench has jurisdiction to hear the OA.  3.5 That thereafter, after considering the relevant provisions of the   Act,   1985   and   following   the   decision   of   this   Court   in the case of   L. Chandra Kumar Vs. Union of India (1997) 3   SCC   261 ,   the   High   Court   has   allowed   the   writ   petition and   has   set   aside   the   order   dated   04.12.2020   passed   by the Chairman, Central Administrative Tribunal, New Delhi by   observing   that   there   is   no   requirement   of   law   that   a policy decision must, necessarily, be challenged before the Principal   Bench   and   that   there   is   no   provision   under   the Act,   1985   that   a   challenge   to   a   policy   decision   can   be heard only by the Principal Bench.  3.6 Feeling   aggrieved   with   the   impugned   judgment   and   order passed by the High Court, Union of India has preferred the present appeal.       4. Shri Tushar Mehta, learned Solicitor General appearing on behalf of the Union of India has vehemently submitted that as   such   the   High   Court   of   Uttarakhand   has   erred   in entertaining the writ petition. It is submitted that as such no   cause   of   action   has   arisen   within   the   territory   of 8 Uttarakhand   High   Court,   the   Uttarakhand   High   Court lacked   the   territorial   jurisdiction   to   entertain   the   writ petition against the order passed by the Chairman, Central Administrative   Tribunal,   Principal   Bench,   New   Delhi. Heavy   reliance   is   placed   on   the   decision   of   this   Court   in the   case   of   L.   Chandra   Kumar   (supra)   as   well   as   on   the decision   of   this   Court   in   the   case   of   Union   of   India   Vs. Alapan Bandyopadhyay (2022) 3 SCC 133.  4.1 In   the   case   of   Alapan   Bandyopadhyay   (supra)   after considering and following the decision of this Court in the case   of   L.   Chandra   Kumar   (supra),   it   is   specifically observed   and  held   that   “all   decisions   of  Tribunals   created under   Article   323A   and   Article   323B   of   the   Constitution will   be   subject   to   the   scrutiny   before   a   Division   Bench   of the   High   Court   within   whose   jurisdiction   the   concerned Tribunal   falls.”   It   is   submitted   that   before   this   Court   an identification question arises. That before this Court in the case of   Alapan Bandyopadhyay (supra)   the High Court at Calcutta set aside the order passed by the Principal Bench, New   Delhi   transferring   the   OA   and   its   files   from   the 9 Calcutta Bench to the Principal Bench (New Delhi). That it is observed and held by this Court that the Calcutta High Court   lacked   territorial   jurisdiction.   Shri   Tushar   Mehta, learned   Solicitor   General   heavily   relied   upon   paragraphs 15 to 17.   4.2 Making the above submissions and relying upon the above decisions   it   is   vehemently   submitted   by   Shri   Tushar Mehta,   learned   Solicitor   General   that   the   impugned judgment   and   order   passed   by   the   High   Court   of Uttarakhand is wholly without jurisdiction.   4.3 Shri   Tushar   Mehta,   learned   Solicitor   General   has   made elaborate   submissions   on   merits   also,   namely,   on   the powers of the Chairman conferred under Section 25 of the Act, 1985.  5. Shri Shyam   Divan,  learned Senior  Advocate  has appeared on   behalf   of   the   original   writ   petitioner.   On   the submissions made on behalf of the Union of India that the High   Court   of   Uttarakhand   would   have   no   jurisdiction   to entertain   the   writ   petition   challenging   the   decision   of   the Chairman,   CAT,   to   transfer   the   OA   from   Nainital   Circuit Bench   to   Principal   Bench,   New   Delhi,   it   is   vehemently 10 submitted   by   Shri   Shyam   Divan,   learned   Senior   Advocate that under Article 226 (2) of the Constitution of India any High   Court   can   exercise   jurisdiction   under   Article   226 provided   a   part   cause   of   action   has   arisen   in   its jurisdiction   irrespective   of   whether   the   authority   or government   which   passed   the   order   is   not   located   within the jurisdiction of the said High Court. Thus, there can be no   doubt   that   the   High   Court   can   exercise   the   powers under Article 226, if the cause of action, wholly or in part, arises in the territorial jurisdiction of that High Court.  5.1 It is submitted that the decision of this Court in the case of L.   Chandra   Kumar   (supra)   while   recognising   the jurisdiction   of   a   High   Court   under   whose   jurisdiction   the Tribunal   falls,   may   not   be   read   to   be   limiting   the jurisdiction   of   other   High   Court   under   Article   226(2),   if otherwise available. It is submitted that the decision of this Court   does   not   confer   exclusive   jurisdiction   on   the   High Court   under   whose   jurisdiction   the   Tribunal   falls.   It   is submitted   that   the   judgment   ought   not   to   be   read   as constricting   the   scope   of   Article   226(2).   Therefore,   to   this 11 extent   the   decision   of   this   Court   in   the   case   of   Alapan Bandyopadhyay (supra)  may require reconsideration.   5.2 It   is   further   submitted   by   Shri   Shyam   Divan,   learned Senior Advocate that under the Constitutional scheme, the remedies   under   Article   226   and   Article   227   are   extremely valuable remedies available to citizens where they reside or carry   on   business   or   are   posted.   The   scheme   does   not require citizens to come exclusively all the way to Delhi to seek   redressal.   Thus,   limiting   the   remedy   under   Article 226 is contrary to the spirit of the Constitution, contrary to the spirit and principle of access to justice and contrary to the   basic   structure   of   the   Constitution   which   enables judicial   review   across   the   country   and   not   at   one concentrated location.  5.3 It   submitted   that   this   Court,   by   way   of   a   judicial   order, ought not to take away jurisdiction from other high courts which   are   otherwise   empowered   under   Article   226(2)   to entertain   a   Writ   Petition   against   the   order   of   a   Tribunal located in the territory beyond the territorial jurisdiction of the said high courts. It is further submitted that if such an interpretation   is   taken   to   its   logical   conclusion,   then   it 12 would  result  in  undue   hardship   and  inconvenience  to  the employees of the central government itself who are posted across the country. 5.4 Shri   Shyam   Divan,   learned   Senior   Advocate   has   taken   us to   the   historical   background   of   Article   226   of   the Constitution   of   India   and   the   development   of   the   law   on the jurisdiction of the High Courts including the statement of   objects   and   reasons   to   the   Constitution   (Fifteenth Amendment)   Act,   1963   and   the   remarks   of   the   then   Law Minister at the time of introducing the amendment.  5.5 It   is   submitted   that   in   the   subsequent   decision   of   this Court   in   the   case   of   Kusum   Ingots   and   Alloys   Ltd.   Vs. Union   of   India   and   Anr.,   (2004)   6   SCC   254,   which   was after   the   introduction   of   Article   226(2),   has   observed   and held  that  the  High  Court would have  jurisdiction if  a part of the cause of action arises in its jurisdiction irrespective of location/residence of the authority.  5.6 It   is   submitted   that   this   Court   in   the   case   of   Alchemist Ltd. and Anr. Vs. State Bank of Sikkim and Ors., (2007) 11  SCC   335 , noting  the  development of law in  relation to the territorial jurisdiction of the High Courts under Article 13 226   has   held   that   “the   legislative   history   of   the constitutional   provisions,   therefore,   makes   it   clear   that after 1963, cause of action is relevant and germane and a writ   petition   can   be   instituted   in   a   High   Court   within   the territorial jurisdiction of which cause of action in whole or in part arises.” 5.7 It is further submitted that the observations made by this Court   in   the   case   of   L.   Chandra   Kumar   (supra)   that   all decisions of tribunals would be subject to scrutiny before a Division Bench of the High Court within whose jurisdiction the   tribunal   concerned   falls,   is   not   an   exclusion   of   the jurisdiction   of   the   other   high   courts   which   may   have jurisdiction,   particularly,   under   Article   226(2)   of   the Constitution   of   India.   It   is   submitted   that   therefore,   the judgment   of   this   Court   in   the   case   of   Alapan Bandyopadhyay (supra)  may require reconsideration.   5.8 In   support   of   his   above   request,   he   has   made   following submissions: ­      (i)  The   Judgement   of   this   Court   in   the   case   of   Alapan Bandyopadhyay   (supra)   arose   out   of  an  order   passed 14 by   the   Chairman,   Central   Administrative   Tribunal exercising   powers   under   Section   25   of   the Administrative   Tribunals   Act,   1985   transferring   the O.A. filed by the Respondent therein from the Calcutta Bench   of   the   Central   Administrative   Tribunal   to   the Principal Bench at New Delhi. The said Transfer Order was   quashed   by   the   Calcutta   High   Court   by   allowing the Writ Petition filed by the Respondent therein. (ii)  The   Order   of   the   Calcutta   High   Court   was   challenged by   the   Union   of   India   on   the   ground   that   a   challenge against the order passed in the Transfer Application by the   Central   Administrative   Tribunal,   Principal   Bench at   New   Delhi,   was   maintainable   only   before   the   High Court   of   Delhi   as   the   Principal   Bench   of   the   Tribunal lies within its territorial jurisdiction.  (iii)   This   Hon'ble   Court,   referring   to   paragraph   99   of   the Judgment in  L. Chandra Kumar (supra) , held that any decision   of   the   Tribunal   can   only   be   subjected   to scrutiny   before   a   Division   Bench   of   a   High   Court within whose jurisdiction the Tribunal concerned falls. Consequently,   it   was   held   that   the   jurisdiction   lies 15 with the High Court of Delhi since the Principal Bench of   the   Central   Administrative   Tribunal   is   located   at New Delhi. 5.9 It   is   submitted   that   the   relevant   paragraphs   from   the judgment of this Hon'ble Court in  Alapan Bandyopadhyay (supra)  are reproduced herein below: “36.   In view of the reasoning adopted the Constitution Bench   in   L.   Chandra   Kumar   case   [ L.   Chandra Kumar   v.   Union of India , (1997) 3 SCC 261 : 1997 SCC (L&S)   577]   held   Section   28   of   the   Act   and   the “exclusion jurisdiction” clauses in all other legislations enacted   under   the   aegis   of   Articles   323­A   and   323­B, to the  extent   they  exclude  the  jurisdiction  of  the  High Courts   under   Articles   226/227   and   the   Supreme Court   under   Article   32,   of   the   Constitution,   was   held unconstitutional   besides   holding   clause   2( d )   of   Article 323­A   and   clause   3( d )   of   Article   323­B,   to   the   same extent, as unconstitutional. 37.   Further,   it   was   held   thus   :   ( L.   Chandra   Kumar case   [ L.   Chandra   Kumar   v.   Union   of   India ,   (1997)   3 SCC 261 : 1997 SCC (L&S) 577] , SCC p. 311, para 99) “ 99 .   …   The   jurisdiction   conferred   upon   the   High Courts under Articles 226/227 and upon the Supreme Court under Article 32 of the Constitution is a part of the   inviolable   basic   structure   of   our   Constitution. While this jurisdiction cannot be ousted, other Courts and   Tribunals   may   perform   a   supplemental   role   in discharging   the   powers   conferred   by   Articles   226/227 and   32   of   the   Constitution.   The   Tribunals   created under   Article   323­A   and   Article   323­B   of   the Constitution   are   possessed   of   the   competence   to   test the   constitutional   validity   of   statutory   provisions   and rules.   All decisions of these Tribunals will, however, be subject   to   scrutiny   before   a   Division   Bench   of   the   High Court   within  whose   jurisdiction   the   Tribunal  concerned falls .” (emphasis supplied) 16 38.   When   once   a   Constitution   Bench   of   this   Court declared   the   law   that   “all   decisions   of   Tribunals created   under   Article   323­A   and   Article   323­B   of   the Constitution   will   be   subject   to   the   scrutiny   before   a Division   Bench   of   the   High   Court   within   whose jurisdiction   the   Tribunal   concerned   falls”,   it   is impermissible to make any further construction on the said   issue.   The   expression   “all   decisions   of   these Tribunals”   used   by   the   Constitution   Bench   will   cover and   take   within   its   sweep   orders   passed   on applications   or   otherwise   in   the   matter   of   transfer   of original applications from one Bench of the Tribunal to another Bench of the Tribunal in exercise of the power under Section 25 of the Act. 39.   In   other   words,   any   decision   of   such   a   Tribunal, including   the   one   passed   under   Section   25   of   the   Act could   be   subjected   to   scrutiny   only   before   a   Division Bench   of   a   High   Court   within   whose   jurisdiction   the Tribunal concerned falls. This unambiguous exposition of   law   has   to   be   followed   scrupulously   while   deciding the   jurisdictional   High   Court   for   the   purpose   of bringing in challenge against an order of transfer of an original   application   from   one   Bench   of   Tribunal   to another   Bench   in   the   invocation   of   Section   25   of   the Act. 40.   The   law   thus   declared   by   the   Constitution   Bench cannot be revisited by a Bench of lesser quorum or for that   matter   by   the   High   Courts   by   looking   into   the bundle of facts to ascertain whether they would confer territorial   jurisdiction   to   the   High   Court   within   the ambit   of   Article   226(2)   of   the   Constitution.   We   are   of the   considered   view   that   taking   another   view   would undoubtedly   result   in   indefiniteness   and   multiplicity in   the   matter   of   jurisdiction   in   situations   when   a decision   passed   under   Section   25   of   the   Act   is   to   be called in question especially in cases involving multiple parties residing within the jurisdiction of different High Courts   albeit   aggrieved   by   one   common   order   passed by the Chairman at the Principal Bench at New Delhi.” 5.10 It is submitted that the Constitution Bench in   L. Chandra Kumar   (supra)   was   dealing   with   a   challenge   to   the 17 constitutional   validity   of   Article   323­A(2d),   Article   323­ B(3d)   of   the   Constitution   of   India   and   Section   28   of   the Administrative   Tribunals   Act,   1985   which   excluded jurisdiction of the Hon'ble Supreme Court under Article 32 and   of   the   High   Courts   under   Article   226.   The   final conclusion   reached   by   the   Constitution   Bench   in   L. Chandra Kumar   (supra)  at paragraph 99, was that: (a)  the power  of Judicial Review guaranteed under Article 32   and   Article   226/227   is   part   of   the   inviolable   basic structure of our constitution.  (b) the   provisions   under   challenge   were   declared unconstitutional   to   the   extent   that   they   exclude   the jurisdiction of the High Courts and the Supreme Court under   Article   226/227   and   32   of   the   Constitution   of India respectively. (c)  However,   it   was   held   that   all   service   matters   must   at the first instance go to the Administrative Tribunal and upon   the   tribunal   delivering   the   judgment   the   same could   be   subjected   to   a   challenge   under   the   writ jurisdiction of the High Court within whose jurisdiction the tribunal falls. 18 5.11 It   is   submitted   that   judgment   in   the   case   of   L.   Chandra Kumar   (supra)  ought not to be read to have held that only the   High   Court   under   whose   territorial   jurisdiction   the tribunal   falls   will   have   jurisdiction   to   entertain   a   Writ Petition against the order of the said tribunal. 5.12 The   effect   of   the   Judgment   in   Alapan   Bandyopadhyay (supra)   is that only the High Court under whose territorial jurisdiction   the   tribunal   falls   would   have   jurisdiction   to entertain   a   Writ   Petition   against   the   order   of   the   said Tribunal. 5.13 It   is   submitted   that   as   is   clear   from   the   section   dealing with   the   development   of   law   relating   to   the   territorial jurisdiction   of   the   High   Courts,   the   intent   and   purpose behind   adding   clause   (2)   under   Article   226   would   be defeated  if   paragraph   99   of   L.   Chandra   Kumar   (supra)   is interpreted in such a manner. 5.14 It is further  submitted that the power  of judicial review is an   integral   and   essential   feature   of   the   Constitution   and even   a   constitutional   amendment   cannot   exclude   the power   of   the   high   courts   and   the   Supreme   Court   to 19 exercise   their   power   of   judicial   review   and   this   power   can never be ousted.  5.15 It   is   respectfully   submitted   that   this   Court,   by   way   of   a judicial   order,   ought   not   to   take   away   jurisdiction   from other   high   courts   which   are   otherwise   empowered   under Article 226(2) to entertain a Writ Petition against the order of a Tribunal located in the territory beyond the territorial jurisdiction of the said high courts. 5.16 It   is   submitted   that   under   the   Constitutional   scheme,   all twenty­five   High   Courts   have   equivalent   jurisdiction,   and no discrimination or special treatment is envisaged to any particular   High   Court.   This   is   one   of   the   facets   of independence of judiciary. 5.17 It   is   further   submitted   that   if   such   an   interpretation   is taken   to   its   logical   conclusion,   then   it   would   result   in undue hardship and inconvenience to the employees of the central   government   itself   who   are   posted   across   the country. For example, if an application were to be filed by an aggrieved employee before the Ernakulam Bench of the Central   Administrative   Tribunal,   and   an   Order   for   its Transfer   to   another   Bench   were   to   be   passed   by   the 20 Principal Bench at Delhi, the aggrieved would be forced to travel all the way from Ernakulam to Delhi to challenge the Transfer Order and contest the case. As already submitted above,   this   would   defeat   the   very   purpose   of   inserting Article 226(2) into the Constitution with the specific intent of   providing   a   cheap,   effective   and   efficacious   remedy   in law at the doorstep of the aggrieved person. 5.18 It   is   therefore   prayed   that   the   decision   of   this   Hon'ble Court   rendered   in   Alapan   Bandyopadhyay   (supra)   case ought to be reconsidered in light of the submissions made above.  6. Regard   being   had   to   the   important   issue   raised   by   Shri Shyam   Divan,   learned   Senior   Advocate   appearing   on behalf   of   respondent   No.   1   and   the   submissions   made   by Shri   Tushar   Mehta,   learned   Solicitor   General   and   having gone   through   the   judgment(s)   and   order(s)   passed   by   this Court   in   L.   Chandra   Kumar   (supra)   and   Alapan Bandyopadhyay   (supra)   and   that   the   issue   involved   is with   respect   to   the   territorial   jurisdiction   of   the   High Courts and the effect of introduction of Article 226(2) of the 21 Constitution   of   India   and   the   statement   of   the   Law Minister   while   introducing   Article   226(2)   of   the Constitution   referred   to   hereinabove   and   that   the   issue involved   affects   a   large   number   of   employees   and   is   of public importance, we think it appropriate that the matter involving   the   issue   of   territorial   jurisdiction   of   the concerned   High   Court   to   decide   a   challenge   to   an   order passed by the Chairman, CAT, Principal Bench, New Delhi should   be   considered   by   a   Larger   Bench.   Let   the   registry place   the   matter   before   the   Chief   Justice   of   India   for appropriate   orders   at   the   earliest   so   that   the   aforesaid issue is resolved at the earliest.    ………………………………….J. [M.R. SHAH] NEW DELHI; ………………………………….J. MARCH 03, 2023 [B.V. NAGARATHNA] 22