High Court Madras High Court

M.Palanimuthu vs Union Of India on 17 June, 2011

Madras High Court
M.Palanimuthu vs Union Of India on 17 June, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS

DATED:17.06.2011

CORAM:

The HONOURABLE MR.M.Y.EQBAL THE CHIEF JUSTICE
and
The HONOURABLE  MR. JUSTICE T.S.SIVAGNANAM

W.P.No.12868 of 2011 &
M.P.No.1 of 2011 and
W.P.No.12431 of 2011

W.P.No.12868 of 2011

M.Palanimuthu						... Petitioner

       Vs.	

1.Union of India,
   Represented by the Principal Secretary,
   Prime Minister Office,
   Government of India, Raisina Hill,
  South Block, New Delhi  110 001.

2.The Secretary,
   Ministry of Law & Justice,
   Government of India, Shastri Bhavan,
   Dr. Rajendra Prasad Road,
   New Delhi  110 001.

3.The Chairman,
   Joint Drafting Committee of Lokpal Bill &
   Union Minister of Finance, Government of India,
   New Delhi  110 001.					... Respondents

W.P.No.12431 of 2011

K.R.Ramaswamy @ Traffic Ramaswamy 		... Petitioner
		       
Vs.	

Union of India, Rep. by 

1.The Secretary,
   Prime Minister Office,
   Government of India, 
    New Delhi  110 001.

2.The Secretary,
   Department of Law and Justice,
   Government of India,
   New Delhi.

3.The Chairman,
   Lokpal Bill Committee,
   Government of India,
   New Delhi  110 001.					... Respondents

Prayer  in W.P.No.12868 of 2011: The Writ Petition filed under Article 226 of the Constitution of India for issue of Writ of Mandamus to direct the respondents herein to take appropriate action on petitioner's fax representation dated 24.05.2011, sent to these above respondents to re-constitute the Joint Drafting Committee of Lokpal Bill with due representation to Scheduled Castes & Scheduled Tribes and Women. 
Prayer  in W.P.No.12431of 2011: The Writ Petition filed under Article 226 of the Constitution of India for issue of Writ of Mandamus to direct the respondents herein to take appropriate action on the fax representation dated 21.04.2011, sent by the petitioner to include a member from Southern States in the Lokpal Committee.

  For Petitioner      : Mr.M. Palanimuthu in W.P.No.12868 of 2011
			      (Party-in-person)
			      Mr.A.Ramesh in W.P.No.12431 of 2011

  For Respondents :Mr.J.Ravindran, Additional Solicitor General of India
			   Mr.R.Suresh Kumar ASGSC for RR1&2 in
			   W.P.No.12431 of 2011	
******

C O M M O N O R D E R

THE HON’BLE THE CHIEF JUSTICE &
T.S.SIVAGNANAM, J

Since, the issue involved in both the writ petitions are identical, they were heard together and disposed of by this common order.

2. The petitioner in W.P.No.12868 of 2011, is an Advocate appearing in person and has filed this writ petition as a Public Interest Litigation and sought for a direction upon the respondents to take appropriate action on his representation dated 24.05.2011, seeking to reconstitute the Joint Drafting Committee of Lokpal Bill with due representation to Scheduled Castes, Scheduled Tribes and women.

3. W.P.No.12431 of 2011 has also been filed as a Public Interest Litigation by one Mr.K.R.Ramaswamy @ Traffic Ramaswamy for direction upon the respondents to take appropriate action on the representation dated 21.04.2011, alleged to have been set by fax. The said representation is addressed to The President of India and other hierarchy of authorities seeking to reconstitute the Joint Drafting Committee of the Lokpal Bill.

4. At the out set, we have to point out that Mr.K.R.Ramaswamy @ Traffic Ramaswamy, in the affidavit filed in support of the writ petition, in paragraph 5 therein has stated that he has sent representation by fax on 21.04.2011, to reconstitute the Committee. Copy of such representation has been filed in page no.2 of the typed set of papers. To our dismay, we find that the representation has been sent by one Ms.Stella and she has claimed herself to be the P.A. of Traffic Ramaswamy. We deprecated the manner in which, the petitioner has approached this Court, seeking for a direction to dispose of the said representation. Firstly, it is a false statement made by the petitioner, Traffic Ramaswamy, that he has sent a representation. It appears that the petitioner has scant respect for this Court, which is evident from the manner in which, he has moved the present writ petition. It is clear that the writ petition is a publicity oriented writ petition with no semblance of public interest. The manner in which, the petitioner has filed the present writ petition warrants deterrent action, but however, considering the petitioner’s age, we refrain from doing so.

5. Hence for the above reasons, we dismiss the writ petition in W.P.No.12431 of 2011, with cost of Rs.10,000/-, payable to the Tamil Nadu State Legal Services Authority within three weeks.

6. We have heard Mr.M.Palanimuthu, appearing in person, in W.P.No.12868 of 2011.

7. As noticed above, the petitioner in W.P.No.12868 of 2011, has sought for a direction upon the respondents to reconstitute the Joint Drafting Committee of Lokpal Bill with due representation from Scheduled Castes, Scheduled Tribes and women. According to the petitioner, the Committee should have representation from Scheduled Castes, Scheduled Tribes and women and without such representation, the meetings conducted by the Committee are totally meaningless and incomplete.

8. We have heard Mr.M.Ravindran, learned Additional Solicitor General of India, on the above submissions and perused the common counter affidavit filed on behalf of the respondents.

9. It is seen that the Joint Drafting Committee to draft the Lokpal Bill was constituted by the Government of India, constituting of five nominee, Ministers of the Government of India and five nominees from amongst the civilian public. The constitution of the said Committee has been notified, by publishing the same in the Gazette of the India, dated 08.04.2011. Further, it has been stated that the committee has completed three sittings on 16.04.2011, 02.05.2011 and 07.05.2011 and had discussions on all aspects and will be completing the work entrusted to it shortly.

10. As rightly pointed out by the respondents, the scope of judicial review in such matters is very limited and this Court will not embark on an exercise to review the decision taken by the Government in the manner of constitution of such Committees, more so, when no illegality has been pointed out. That apart, the Committee has already completed three sittings and at this stage, it would be against public interest to interdict the process.

11. Hence, we are of the definite opinion that the petitioner has not made out any case for interference by way of this public interest writ petition. Accordingly, the same is dismissed. No costs. Consequently, connected miscellaneous petition is closed.

pbn

To

1.Union of India,
Represented by the Principal Secretary,
Prime Minister Office,
Government of India, Raisina Hill,
South Block, New Delhi 110 001.

2.The Secretary,
Ministry of Law & Justice,
Government of India, Shastri Bhavan,
Dr. Rajendra Prasad Road,
New Delhi 110 001.

3.The Chairman,
Joint Drafting Committee of Lokpal Bill &
Union Minister of Finance, Government of India,
New Delhi 110 001