High Court Kerala High Court

Mr.Joseph Master vs Kerala State Delimitation … on 17 August, 2010

Kerala High Court
Mr.Joseph Master vs Kerala State Delimitation … on 17 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 21982 of 2010(W)


1. MR.JOSEPH MASTER, S/O.ALEX, AGED 61,
                      ...  Petitioner

                        Vs



1. KERALA STATE DELIMITATION COMMISSION
                       ...       Respondent

2. KERALA STATE ELECTION COMMISSION,

3. THE DISTRICT COLLECTOR, THRISSUR

4. VALLATHOLE NAGAR GRAMA PANCHAYAT,

                For Petitioner  :SRI.K.JAYAKUMAR (SR.)

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :17/08/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                     W.P.(C) No.21982 of 2010-W
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
              Dated this the 17th day of August, 2010.

                                 JUDGMENT

The petitioner is aggrieved by the delimitation of wards of Vallathole

Nagar Grama Panchayat. So many grounds have been raised in the writ

petition with regard to the alleged illegality in the delimitation of wards.

Exts.P3 and P4 are the proposals for delimitation and the notice issued by

the District Collector. Certain complaints pointing out the defects in Ext.P4

proposal, are detailed in para 4 of the writ petition. Ext.P5 is the further

complaint given by the petitioner and Ext.P6 is the complaint given to the

enquiry officer. A further complaint was given to the first respondent on

19.3.2010 also. It is pointed out that while the Commission conducts

enquiry/inspection of evidence, it is mandatory as per Ext.P2 that the

District Collector concerned must be present, whereas during the enquiry on

19.3.2010, neither respondent No.3 nor the enquiry officer was present.

2. The Delimitation Commission has filed a detailed statement and

an additional statement. In the detailed statement, a preliminary objection

has been raised relying upon the bar of judicial review provided under

Article 243-O(a) of the Constitution of India.

wpc 21982/2010 2

3. Shri K. Jayakumar, learned Senior Counsel for the petitioner

submitted that there is no bar in considering whether the process of

delimitation is defective and in violation of the principles of natural justice.

It is pointed out that the decisions of the Apex Court in N.P. Ponnuswami

v. Returning Officer, Namakhal Constituency (AIR 1952 SC 64), and

Indira Nehru Gandhi v. Shri Raj Narain (AIR 1975 SC 2299) will show

that such an exercise by this Court with regard to the process of

delimitation, is well accepted. On the issue of the validity of the process

undertaken by the Commission, this Court can have a review and the same

is not excluded. If at all any bar can be there, the same can only be on the

final delimitation order. Reliance is placed on certain other decisions of the

Apex Court also.

4. In the preliminary objections, it is pointed out that in the light

of Article 243-O (a) of the Constitution of India, there is a bar for

interference by courts in respect of delimitation of constituencies. Article

243-O (a) states as follows:-

Notwithstanding anything in this Constitution–

“the validity of any law relating to the delimitation

of constituencies or the allotment of seats to such

constituencies made or purporting to be made under

wpc 21982/2010 3

Article 243K, shall not be called in question in any

court.”

5. Section 10 of the Kerala Panchayat Raj Act provides detailed

provisions for the delimitation of constituencies of Panchayats. We are

concerned with Section 10(3) and 10(3A) which are extracted below:-

“S.10(3) An order made by the State Election Commission

or the Officer authorised by it or the Delimitation

Commission shall not be called in question in any court

of law.

       S.10(3A)    Every     order    issued   by    the   Delimitation

             Commission      with  regard    to  the   delimitation   of

constituencies under this Section shall be published in

the Gazette and it shall have the force of law.”

Going by Section 10(3A), once the delimitation order is published in the

Gazette, it shall have the force of law and, therefore, the learned Standing

Counsel for the Delimitation Commission submitted that the same will

attract the bar under Article 243-O (a) of the Constitution of India. Reliance

is placed on various decisions of the Apex Court and this Court.

6. The issue is no longer res integra in the light of various

decisions of the Apex Court and this Court viz., Meghraj Kothari v.

wpc 21982/2010 4

Delimitation Commission and others [AIR 1967 SC 669], Chief

Electoral Officer v. Sunny Joseph [2005 (4) KLT 599], Satyan V.V v.

Election Commission of India and others [(2008) 4 KHC 245] wherein it

was held that Article 329 is a bar for judicial review over the orders passed

by the Delimitation Commission. In regard to the delimitation of wards of

Panchayats also, the issue is governed by the decision in State of U.P v.

Pradhan Singh Kshettra Samiti [1995 (Supp.) (2) SCC 305] wherein at

paragraph (45), the bar under Article 243-O (a) was considered and it was

held that “if we read Article 243-C, 243-K and 243-O in the place of Article

327 and Section 2(kk), 11-F and 12-BB of the Act in place of Sections 8

and 9 of the Delimitation Act, 1950, it will be obvious that neither the

delimitation of the Panchayat area nor the constituencies in the said areas

and allotment of seats to the constituencies could have been challenged nor

the court could have entertained such challenge except on the ground that

before the delimitation, no objection were invited and no hearing was

given”.

7. Recently, in Chirayinkeezhu A.Babu v. Delimitation

Commission and others [2010 (1) KHC 953] the same aspect was

considered by me and it was held in paragraph (27) that “Article 329(a)

wpc 21982/2010 5

contains an absolute bar for this Court to consider the challenge against the

order under the Delimitation Act, which is well settled by a decision of the

Constitution Bench of the Apex Court in Meghraj Kothari’s case [AIR

1967 SC 669]”.

8. In fact, in Association of Residents of MHOW (ROM) and

another v. Delimitation Commission of India and others [(2009) 5 SCC

404] also the above legal position has been reiterated.

9. Another decision to be noticed is the decision of a Division

Bench of this Court in Kunhabdulla v. State of Kerala [2000 (3) KLT

45]. The legal position was examined by the Bench in the light of the

unamended provision of the Panchayat Raj Act, 1994, namely S.10A itself.

The challenge was against the validity of Section 10A. Section 10A

conferred power of review on the Election Commission on an order passed

under Section 10, by the authorised officer delimiting the wards. Therein,

while examining the said question, this Court noticed that the provisions

enable the District Collector to delimit the constituencies and Section 10A

of the Panchayat Raj Act confers the power of review on the Election

Commission. While considering these aspects, it was held in paragraph (5)

that “Article 243-O(a) which bars the jurisdiction of any court to consider

wpc 21982/2010 6

the validity of any law relating to the delimitation of the constituencies or

the allotment of seats to such constituencies will not get attracted where

sweeping changes are made by the Election Commission to the delimitation

order duly passed and published by the District Collector after hearing

objections etc., under the guise of the power of review conferred on him

under Section 10A of the Act when the whole election process is yet to

begin and there is ample time left to undo the harm done by the former. In

such a situation, this Court can exercise jurisdiction under Article 226 of the

Constitution at least for the limited purpose of testing the constitutional

validity of the provision (S.10A) under which the Election Commission has

passed the impugned orders varying the original order of the District

Collector without going into the merits of the order itself.” Apart from the

same, this Court distinguished the Meghraj Kothari’s case [AIR 1967 SC

669] on the view that there is no provision in S.10A that the order passed

under Section 10A by the Election Commission will have the force of law

when published in the Gazette and, therefore, it will not be law for the

purpose of Article 243-O. Accordingly, it was held in paragraph (7) that bar

under Article 243-O(a) will not be applicable. But in the light of the

Judgments of the Apex Court noticed above and that of then Division

wpc 21982/2010 7

Benches referred to above, the dictum laid in Kunhabdulla’s case [2000 (3)

KLT 45] cannot be applied on all fours to the situation pointed out herein.

Now Section 10(3A) has been added making it clear that on publication in

the Gazette the order of delimitation will have the force of law. Once the

notification is published in the Gazette, then going by the decision of the

Apex Court, the bar applies, as it will be the law for the purpose of Article

243-O(a) and the non-obstante clause therein is important and becomes

operative. Therefore, the said decision is clearly distinguishable on the

facts of the said cases and the legal position laid down by the various

decisions of the Apex Court.

10. In the light of the above, the preliminary objections raised by

the Commission is sustainable.

11. Of course, the question is whether the Commission has

undertaken the process of delimitation in terms of the statutory mandate.

Herein, going by the details available, the draft proposal was published

inviting objections as per Ext.P3 and parties had submitted various

objections which were subjected to enquiry by the enquiry officer also.

There was a hearing on the objections. In that view of the matter, there

cannot be any allegation of violation of the principles of natural justice as

contended by the learned Senior Counsel for the petitioner.

wpc 21982/2010 8

12. With regard to the merits of the contentions also, it is explained

by the Delimitation Commission and the 4th respondent that the total

residential houses in the Panchayat as per the 2001 census is 23485. In the

additional statement in para 6, a statement showing the number of

residential buildings and the assessed population in each ward and the

percentage of difference from the average population, has been reproduced.

The average population is taken as 1468 and the average number of

residential buildings is taken as 355. According to the Commission, the

chart provided will show that the population and the number of residential

buildings arranged in each ward is strictly adhering to the norms and

guidelines issued by the Commission. It is therefore contended that the

petitioner’s contention that there is huge difference in the number of

residential buildings and assessed population in each ward, is without any

basis. I find force in the above contention.

13. The allegation that the District Collector nor the enquiry officer

were present on 19.3.2010, during the hearing is explained in para 8 of the

additional statement. It is explained that the designated enquiry officer and

the Secretary of the Grama Panchayat were present on 19.3.2010. Photo

copy of the attendance sheet has been produced in support of the above

plea. With regard to the absence of the District Collector, it is explained

wpc 21982/2010 9

that in view of various responsibilities conferred on the District Collector,

he could not be present and the same will not vitiate the hearing. Therefore,

it cannot be said that there is any illegality on this score.

14. It is evident from the statement that ten objections were received

against the draft proposal and all the objections were considered. Five

definite changes were directed by the Commission to the draft proposal.

Evidently, this has been done only after considering the objections and

hearing the parties.

15. It cannot be said that every objections raised against the

delimitation proposal should result in separate orders to be passed by the

Commission. Such an exercise is not contemplated in Section 10(2) of the

Kerala Panchayat Raj Act also. With regard to Ext.P8 complaint, it is

explained that the same was submitted on 13.5.2010, after the last date

fixed for submitting objections which was on 11.1.2010. Evidently, the

Commission could not have considered the said objection which was

submitted beyond the period prescribed by the preliminary notification.

Every one of the objections need not result in a fresh proposal, going by the

principles stated by the Apex Court in Association of Residents of MHOW

(ROM)’s case {(2009) 5 SCC 404}.

16. The Commission is expected to finalise the delimitation process

wpc 21982/2010 10

after considering various aspects. But at the same time, the parties cannot

insist that every one of the objections should be separately considered and

separate orders will have to be passed.

I find no infirmity in the process adopted by the Commission. The

writ petition is dismissed for all the above reasons. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/