/2023 INSC 0701/ NON­REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.5049  OF 2023 (Arising out of   Special Leave Petition (C) No. 478 of 2022) Union of India & Ors.                             … Appellants v. K. Pushpavanam & Ors.                             ... Respondents J  U  D  G  M  E  N  T ABHAY S. OKA, J. FACTUAL ASPECTS 1. Leave granted. 2. This   appeal   takes   exception   to   the   judgment   and   order dated  17 th   August  2021  passed  by   the  High   Court  of  Madras at   Madurai   Bench   in   a   writ   petition   filed   by   the   first respondent.   A   petition   was   filed   by   the   first   respondent seeking a writ of mandamus in the following terms:  Special Leave Petition (C) No.478 of 2022 Page  1  of  112023 INSC 701 “…….Therefore   I   most   respectfully   pray that this Hon'ble Court may be pleased to direct the Respondent No.1 to appoint the Chairman and other members of the 22nd Law   Commission   constituted   through   the notification   in   number   F.   No.A­ 45012/1/2018­Admn.   Ill   (LA)   dated 21.02.2020 in accordance with law within the time stipulated by this Hon'ble Court.  Therefore   I   most   respectfully   pray   that this   Hon'ble   Court   may   be   pleased   to issue writ of mandamus or any other Writ or   direction   or   order   in   nature   of   writ, directing   the   respondents,   to   propose   a comprehensive   legislation   in   the   field   of 'Torts   and   State   Liability'   as   per   the directions   of   Hon'ble   Supreme   Court   of India in "MCD V. Uphaar Tragedy Victims Assn   (2011)   14   SCC   481”   and   “Vadadora Municipal   Corporation   V.   Purshotam   v Murjani and Others (2014) 16 SCC 14” in accordance   with   law   within   the   lime stipulated by this Hon'ble Court………..” 3. Before the writ petition filed by the first respondent was taken up for final hearing, following queries were made by the High Court to the respondents in the writ petition (appellants herein).  The said queries read thus :­  Special Leave Petition (C) No.478 of 2022 Page  2  of  11 “(a)   In   how   many   judgments,   the Constitutional   Courts   have   recommended for enactment of new laws or amendments of the existing Acts, so far?  (b)   How   many   orders   have   been   acted upon   and   suitable   Acts/Rules   and amendments   to   the   existing   Acts,   have been done so far and what are all the new Acts/Rules and the amendments made so far? (c)   How   many   judgments   are   being   acted upon and suitable Acts/ Amendments are in the process of enactment?  (d)   When   will   the   Parliament   will   bring   a comprehensive   suitable   legislation   in   the field   of   'Torts   and   State   Liability'   for violation   of   fundamental   rights   of   the citizens   at   the   hands   of   the   State   and   its officials?  (e)   Whether   the   Central   and   State Governments   are   having   appropriate Wings to note down the judgments/orders of   the   Constitutional   Courts,   wherein suggestions   for   enacting   new   Acts   or amendments have been enacted/proposed or recommended?   Special Leave Petition (C) No.478 of 2022 Page  3  of  11 (f)   If   there   is   no   such   Wing,   when   such Wing   will   be   established   to   bring   those suggestions   to   the   higher­ups   or   policy makers   to   act   upon   suggestions   given   by Courts?  (g)   When   does   the   Central   Government appoint   Chairman   and   Members   of   22nd Law Commission of India?” 4. After   hearing   the   parties,   by   the   impugned   judgment, the Court issued the following directions:  (1)   This   Court   directs   the   Government   to consider   introducing   a   bill,   similar   to which   has   been   introduced   in   the   year 1965 viz., "Liability in Tort" bill introduced in   1965   and   re­introduced   1967   and   got lapsed   due   to   dissolution   of   Parliament during   1970,   taking   into   account   the present   scenario,   within   a   period   of   six months.  (2)   There   shall   be   a   direction   to   the Central   Government   to   take   a   decision with   regard   to   the   suggestion   for   making Law   Commission   either   as   a   statutory body   or   constitutional   body   within   a period of six months.   Special Leave Petition (C) No.478 of 2022 Page  4  of  11 (3)   The   Central   Government   shall   allot more   funds   to   the   Law   Commission   for research and more infrastructures to  Law Commission of India at the earliest. (4)   The   Respondents   shall   appoint   the Chairman   and   Members   of   Law Commission   of  India  within   three   months from   the   date   of   receipt   of   a   copy   of   this order,   failing   which   Respondents   1   &   3 shall appear before this Court.  (5)   The   Respondents   shall   appoint   a "Nodal   Officer",   who   is   well   qualified   in law, in each department, to note down the Courts'   recommendations   to   bring   to   the knowledge   of   the   Policy­Makers   of   each department   by   way   of   periodical   reports within   a   period   of   six   months   from   the date   of   receipt   of   copy   of   this   order,   so that policy decision would be taken.” SUBMISSIONS 5. Ms.   Aishwarya   Bhati,   learned   ASG   urged   in   support   of the   Civil   Appeal   that   the   High   Court   has   issued   a   writ   of mandamus   which   in   substance   directs   the   legislature   to legislate   in   a   particular   manner.     Her   submission   is   that   a writ   court   cannot   compel   the   Central   Government   to   take   a decision   on   the   question   whether   the   Law   Commission  Special Leave Petition (C) No.478 of 2022 Page  5  of  11 appointed   by   it   should   be   conferred   the   status   of   either   a constitutional body or a legislative body.  She pointed out that as   far   as   the   4 th   direction   in   the   impugned   judgment   is concerned, the 22 nd  Law Commission has been constituted by a notification dated 9 th  November 2022 by appointing a retired Chief   Justice   of   a   High   Court   as   the   Chairperson   and   other members.   Learned   ASG   pointed   out   that   a   compliance affidavit annexing a copy of the notification is filed on record. 6. The   learned   counsel   appearing   for   the   first   respondent submitted   that   in   fact,   the   first   direction   issued   by   the   High Court   does   not   compel   the   legislature   to   legislate   on   the subject   of   “Liability   in   Tort”.     It   only   directs   consideration   of the prayer made by the first respondent to enact such a law. Learned counsel further submitted that even the 2 nd   direction does not issue any writ of mandamus directing the legislature to   legislate   in   a   particular   manner.   Learned   counsel   relying upon   various   decisions   submitted   that   the   Constitutional Courts   have   always   recommended   that   either   a   legislation should   be   made   on   a   particular   subject   or   the   existing legislation   should   be   amended.     The   power   of   the Constitutional Court to make such recommendation has been consistently exercised by this Court.   He gave illustrations in the   form   of   several   reported   judgments   of   this   Court.   He submitted that if nodal officers, as directed in the 5 th  direction are   appointed,   it   will   facilitate   the   Central   Government   to effectively   consider   recommendations   made   by   the Constitutional Courts on the issue of legislations.   Therefore,  Special Leave Petition (C) No.478 of 2022 Page  6  of  11 the 5 th   direction cannot be faulted with.   The learned counsel submitted  that all   five  directions  issued  under  the  impugned judgment   do   not   transgress   the   limits   on   exercise   of jurisdiction   of   the   High   Court   under   Article   226   of   the Constitution   of   India.     He   pointed   out   that   according   to   the appellants,   the   4 th   direction   has   been   complied   with.     He relied   upon   several   decisions   of   this   Court   in   support   of   his submissions. OUR VIEW 7. We have given careful consideration to the submissions. The   first   respondent   urged   that   it   is   necessary   for   the legislature   to   introduce   a   law   dealing   with   “Liability   in   Tort”. On   the   basis   of   the   prayer   made   by   the   first   respondent,   a direction   has   been   issued   to   the   Central   Government   to consider of introducing of a bill on the subject, and outer limit of six months has been fixed by the High Court.   8. As far as the law of torts and liability thereunder of the State is concerned, the law regarding the liability of the State and individuals has been gradually evolved by Courts.   Some aspects   of   it   find   place   in   statutes   already   in   force.     It   is   a debatable   issue   whether   the   law   of   torts   and   especially liabilities   under   the   law   of   torts   should   be   codified   by   a legislation.   A   writ   court   cannot   direct   the   Government   to consider   introducing   a   particular   bill   before   the   House   of Legislature   within   a   time   frame.   Therefore,   the   first   direction issued under the impugned judgment was unwarranted.  Special Leave Petition (C) No.478 of 2022 Page  7  of  11 9. As regards the 2 nd  direction, it must be remembered that when   a   litigant   seeks   a   writ   of   mandamus,   he   must   show   a right   existing   in   his   favour   and   the   corresponding   obligation of the  State  to  ensure  that the  litigant is  able  to  exercise the said   right.   There   is   no   right   vested   in   the   applicant   to   claim that  the   Law  Commission   set  up   by   the   Central   Government should   be   given   constitutional   or   statutory   status.     21   Law Commissions have already functioned and submitted reports. Whether Law Commission should be given a status under the Constitution   or   under   a  Statute   is   a  major   policy   decision   to be   taken   by   the   Central   Government.     It   is   only   the   Central Government   which   can   take   a   call   on   this   issue.     Therefore, the 2 nd  direction was uncalled for.  10. As  regards  the  3 rd   direction,  the  prayer  was   pre­mature as when the writ petition was filed, 22 nd  Law Commission was not even constituted.  Now, it has been constituted under the notification   dated   9 th   November   2022.     We   have   perused   the notification dated 21 st  February 2020 under which the Central Government decided to constitute 22 nd   Law Commission.   We have carefully perused the terms of reference of the 22 nd   Law Commission.   The   terms   of   Reference   are   very   wide   which expect   the   Law   Commission   to   make   recommendations   on various   important   aspects   such   as   identification   of   obsolete laws,   and   identification   of   laws   which   are   not   in   harmony with   existing   climate   of   economic   liberalisation.     Another function is to suggest amendments to the existing laws.   One of the important functions is to examine the laws which affect  Special Leave Petition (C) No.478 of 2022 Page  8  of  11 the   poor   and   to   carry   out   post­audit   for   socio­economic legislations. Another duty entrusted to the Law Commission is to  revise Central  Acts of general  importance so as to simplify them   and   remove   anomalies,   ambiguities   and   inequities. Clause 9 of the said notification provides that the Commission may   develop   a   partnership   network   with   reputed   Law Universities/Law   Schools   and   policy   research   institutions   in the   country   and   abroad.   Clause   10   empowers   the Commission   to   engage   consultants/legal   consultants   for specific projects depending on the nature and urgency. There cannot   be   any   doubt   that   if   such   vast   functions   are   to   be discharged   by   the   22 nd   Law   Commission,   it   will   require adequate   monetary   support   in   the   form   of   grants.   Unless adequate funds are provided, the Law Commission will not be able to discharge its functions. As and when the requisition is sent by the 22 nd  Law Commission for requisitioning funds, the Central   Government   will   have   to   consider   the   said   proposal and   ensure   that   the   Law   Commission   does   not   become ineffective   on   account   of   its   failure   to   sanction   adequate funds.   11. As   regards   the   5 th   direction,   whether   a   nodal   officer should  be  appointed  or  not,  is  a  matter  to  be  decided  by  the Central   Government.   The   Court   cannot   compel   the   Central Government to appoint a nodal officer.  All the departments of the   Government   have   adequate   notice   of   the   judgments   of Constitutional   Courts   in   which   recommendations   are   made  Special Leave Petition (C) No.478 of 2022 Page  9  of  11 for   the   amendment   of   any   legislation.   Therefore,   the   5 th direction is unwarranted. 12. The   law   regarding   power   of   the   writ   court   to   issue   a mandate   to   the   legislature   to   legislate   is   well   settled.   No Constitutional   Court   can   issue   a   writ   of   mandamus   to   a legislature   to   enact   a   law   on   a   particular   subject   in   a particular   manner.  The   Court  may,  at  the  highest,   record  its opinion   or   recommendation   on   the   necessity   of   either amending the existing law or coming out with a new law.  The law   has   been   laid   down   in   this   behalf   in   several   decisions including   a   decision   of   this   Court   in   the   case   of   Supreme Court   Employees’   Welfare   Association   v.   Union   of   India & Anr. 1     and   State of Jammu and Kashmir v. A.R. Zakki and others 2  The only exception is where the Court finds that unless   a   rule   making   power   is   exercised,   the   legislation cannot be effectively implemented. 13. In   the   light   of   the   aforesaid   discussion,   we   pass   the following order :­ a. Directions   1,   2   and   5   are   quashed   and   set   aside. However,   the   Central   Government   will   treat   the said   directions   as   recommendations   made   by   the Court; 1 (1989) 4 SCC 187 2 (1992) Supp (1) SCC 548  Special Leave Petition (C) No.478 of 2022 Page  10  of  11 b. As   and   when   the   22 nd   Law   Commission   submits the   requisition   for   grant   of   funds,   the   Central Government   will   consider   such   requisition   at   the earliest   considering   the   importance   of   the   tasks assigned   to   the   Law   Commission.     The   Central Government   must   ensure   that   the   Law Commission   does   not   become   ineffective   on account of lack of funds;  c. The   4 th   direction   has   been   already   worked   out,   as discussed above; d. The   impugned   judgment  and   order   is   modified   on above terms and the writ petition filed by the first respondent stands disposed of accordingly; and    e. Civil Appeal is, accordingly, allowed.   There will be no order as to costs.  ………………..…….J. (Abhay S. Oka) ..………………..…...J.    (Sanjay Karol) New Delhi; August 11, 2023.  Special Leave Petition (C) No.478 of 2022 Page  11  of  11