High Court Patna High Court - Orders

Sunita Devi vs The State Of Bihar &Amp; Ors on 20 August, 2010

Patna High Court – Orders
Sunita Devi vs The State Of Bihar &Amp; Ors on 20 August, 2010
  IN THE HIGH COURT OF JUDICATURE AT PATNA
                   CWJC No.17463 of 2009

      SUNITA DEVI W/O SRI VISHNU RAM R/O MOH- BARAH
      PATHAR, P.O- DEHRI, P.S- DEHRI, DISTT- ROHTAS,
      PRESENTLY THE        CHIEF    COUNCILOR OF      DEHRI-
      DALMIYANAGAR NAGAR, PARISHAD, DISTT- ROHTAS AT
      SASARAM.
                                              .... PETITIONER.
                             Versus
1.    THE STATE OF BIHAR.
2.    THE PRINCIPAL SECRETARY, URBAN DEVELOPMENT AND
      HOUSING DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
3.    THE DISTRICT MAGISTRATE, ROHTAS AT SASARAM, DISTT-
      ROHTAS.
4.    THE SUB-DIVISIONAL OFFICER, DEHRI-DALMIANAGAR,
      SUB-DIVISION, DISTT- ROHTAS AT SASARAM.
5.    THE EXECUTIVE OFFICER, NAGAR PARISHAD, DEHRI-
      DALMIYANAGAR, DISTT- ROHTAS AT SASARAM.
6.    SMT. BINDA DEVI W/O SRI MANISH KUMAR SINGH @ BITU
      SINGH, PRESENTLY THE DEPUTY CHAIRMAN OF DEHRI-
      DALMIYANAGAR,      PARISHAD,     DISTT-   ROHTAS   AT
      SASARAM.
7.    SRI SATYENDRA SINGH S/O NOT KNOWN TO THE
      PETITIONER,
8.    SMT. PRABHA DEVI W/O NOT KNOWN TO THE PETITIONER,
9.    SRI AMARENDRA KUMAR S/O NOT KNOWN TO THE
      PETITIONER,
10.   SMT. RINKI DEVI W/O NOT KNOWN TO THIS PETITIONER,
11.   SMT. ANSUNI DEVI W/O NOT KNOWN TO THE PETITIONER,
12.   SMT. SNEHLATA W/O NOT KNOWN TO THE PETITIONER,
13.   SMT. SUSHMA DEVI W/O NOT KNOWN TO THE PETITIONER,
14.   SRI KRISHNA KUMAR S/O NOT KNOWN TO THE PETITIONER,
15.   SRI UPENDRA SINGH S/O NOT KNOWN TO THE PETITIONER,
16.   SRI SATYENDRA KUMAR SINGH S/O NOT KNOWN TO THE
      PETITIONER,
17.   SMT. LALSO DEVI W/O NOT KNOWN TO THE PETITIONER,
18.   SRI KAMLESH KUMAR SHARMA, S/O NOT KNOWN TO THE
      PETITIONER,
19.   SRI TAPESHWAR SINGH S/O NOT KNOWN TO THE
      PETITIONER,
20.   SRI CHANDRADEO SINGH S/O NOT KNOWN TO THE
      PETITIONER,
21.   SMT. SHOBHA DEVI W/O NOT KNOWN TO THE PETITIONER,
22.   SMT. MIRA PAL W/O NOT KNOWN TO THE PETITIONER,
23.   SMT. MIRA DEVI W/O NOT KNOWN TO THE PETITIONER,
24.   SRI SANJAY RAM S/O NOT KNOWN TO PETITIONER,
25.   SRI RAM PRAVESH RAM S/O NOT KNOWN TO THE
      PETITIONER,
26.   SMT. SHILA DEVI W/O NOT KNOWN TO THE PETITONER,
27.   SMT. ANITA DEVI W/O NOT KNOWN TO THE PETITIONER,
28.   SMT. NOOR JAHAN W/O NOT KNOWN TO THE PETITIONER,
29.   SRI AKHATAR MOIN KHAN S/O NOT KNOWN TO THE
      PETITIONER,
                                                     -2-




              30.   SRI MADAN CHANDRA BANSHI S/O NOT KNOWN TO THE
                    PETITONER,
              31.   SRI SURENDRA PRASAD S/O NOT KNOWN TO THE
                    PETITIONER,
              32.   SRI LAUKU SINGH S/O NOT KNOWN TO THE PETITIONER,
              33.   SRI MANISH SINGH S/O NOT KNOWN TO THE PETITIONER,
              34.   SRI MOHAN SINGH S/O NOT KNOWN TO THE PETITIONER,
              35.   SRI MOJIBUL ANSARI S/O NOT KNOWN TO THE PETITIONER,
              36.   SMT. BIBHA SINHA W/O NOT KNOWN TO THE PETITIONER,
              37.   SMT. KULWANTI DEVI W/O NOT KNOWN TO THE
                    PETITIONER,
              38.   SRI SANJEET SINGH S/O NOT KNOWN TO THE PETITIONER,
              39.   SMT.LAKSHMINA DEVI W/O NOT KNOWN TO THE
                    PETITIONER,
              40.   SMT. MUSRAT KHATTON W/O NOT KNOWN TO THE
                    PETITIIONER,
              41.   SMT. ANOMOLA SINGH W/O NOT KNOWN TO THE
                    PETITIONER,
              42.   SMT. BINTI DEVI W/O NOT KNOWN TO THE PETITIONER,
              43.   SRI DHAMU CHAUDHARY S/O NOT KNOWN TO THE
                    PETITIONER,
                    RESPONDENT NOS. 7 TO 43 ARE THE MEMBERS OF THE
                    DEHRI DALMIYANAGAR PARISHAD, THROUGH THE
                    EXECUTIVE OFFICER, DEHRI-DALMIYANAGAR NAGAR
                    PARISHAD, P.O & P.S- DEHRI, DISTT- ROHTAS AT SASARAM.
                                                           .... RESPONDENTS.
                                           --------

For the petitioner : Mr. S.B.K.Mangalam, Advocate.

              For the State                    : Mr. Himansu Kumar, A. C to G.A. 5
              For the Municipality             : Mr. S.K.Agrawal, Advocate.
              For respondent nos. 6, 7, 9,     : Mr. Shyama Prasad Mukherjee, Senior Advocate.
              12, 14 to 21, 23 to 25, 28, 32     Mr. Shanti Pratap, Advocate.
              33 and 41                          Mr. Binay Kumar, Advocate.
                                                     -------

                                               PRESENT

                             HON'BLE MR. JUSTICE S. N. HUSSAIN
                                           ------

S. N. Hussain, J.            This writ petition has been filed by the petitioner challenging

notice dated 02.12.2009 (Annexure-6) issued by the District Magistrate,

Rohtas (respondent no.3) for convening a special meeting of Dehri-

Dalmianagar Nagar Parishad (hereinafter referred to as „the Nagar Parishad‟

for the sake of brevity), on 18.12.2009 for considering the no confidence

motion against the petitioner, who was the Chief Councillor of the Nagar

Parishad and also for declaration that since Section 419 of the Bihar
-3-

Municipal Act, 2007 (hereinafter referred to as „the Act‟ for the sake of

brevity) authorizes the State Government to make rules for carrying out the

purposes of the Act, the impugned instructions vide memo no.2360 dated

22.06.2009 (Annexure-5) issued by the Principal Secretary, Urban

Development and Housing Department, Govt. of Bihar (respondent no.2)

with respect to Section 25(4) of the Act was a nullity and the said

instructions were not sustainable in the eye of law. Subsequently by

I.A.No.186 of 2010, petitioner added one more relief for quashing the

proceedings of the special meeting dated 18.12.2009 (Annexure-1 to

I.A.No.186 of 2010) in which a no confidence motion was passed against

the petitioner removing him from the post of Chief Councillor of the Nagar

Parishad.

2. It is not in dispute that election of members of the Nagar

Parishad was held on 09.06.2007 in which the petitioner was elected as

member from Ward No.36, whereafter a meeting of all the 39 elected ward

members was convened in which petitioner was elected Chief Councillor of

the Nagar Parishad by majority. It is stated by learned counsel for the

petitioner that subsequently out of the aforesaid members, 15 of them sent

requisition dated 16.06.2009 (Annexure-1) for holding a special meeting for

considering no confidence motion against the petitioner. Although the said

requisition was addressed to the petitioner, it was sent to the Executive

Officer of the Nagar Parishad (respondent no.5) and no copy of the same

was presented to the petitioner. It is also claimed that in consequence to the

said requisition no meeting was held for about six months and subsequently

vide order dated 02.12.2009 (Annexure-6), the District Magistrate, Rohtas

(respondent no.3) himself decided to convene the meeting of no confidence

motion against the petitioner under his own presidentship and sent notice for
-4-

the same to all members of the Nagar Parishad. The meeting was held on

18.12.2009 in which 3 members absented and 36 participated, out of whom

20 members supported the motion and 13 voted against the motion, whereas

3 votes were rejected. So far the petitioner is concerned she appeared in the

meeting and raised objection to the requisition, to the notice and to the

manner in which the meeting for no confidence motion was held on the

direction of the District Magistrate, but when her objection was not heeded,

she left the meeting taking no part in the said meeting as well as in the

resolution of no confidence motion which was passed in the meeting dated

18.12.2009 (Annexure-1 to I.A.No.186 of 2010).

3. In the aforesaid facts and circumstances, learned counsel for

the petitioner raises two points with respect to the impugned matters. The

first is that the order issued by the Principal Secretary, Urban Development

and Housing Department, Govt. of Bihar, Patna (respondent no.2) vide

memo no.2360 dated 22.06.2009 (Annexure-5) laying down the procedure

for removal of Chief Councillor or Deputy Chief Councillor of any Nagar

Parishad under the provision contained in Section 25(4) of the Act cannot be

sustained in the eye of law since Section 419 of the Act gives power to the

State Government to make rules for the purpose subject to the provision of

the Act, but in the instant case, neither any rules were framed nor any

notification was made, nor the provisions of the Act were considered. The

second point raised by learned counsel for the petitioner is that requisition

for no confidence motion against the petitioner made by 15 persons dated

16.06.2009 (Annexure-1) should have been sent to the Chief Councillor

(petitioner), but though it was addressed to the Chief Councillor, it was

never served upon her and in any view of the matter, the District Magistrate,

Rohtas had no jurisdiction to call the meeting for considering no confidence
-5-

motion of the Councillors and that, too, about six months after the

requisition.

4. So far the first question raised by learned counsel for the

petitioner is concerned, learned counsel for the State of Bihar and its

authorities (respondents nos. 1 to 4), learned counsel for the Executive

Officer, Nagar Parishad (respondent no.5) as well as learned counsel for the

private respondents, including respondent no.33, averred that since no Rule

was framed under the Act for the purposes of Section 25 of the Act and also

because the people of the area approached the authorities concerned due to

the inaction of Chief Councillor of the Nagar Parishad (petitioner) with

respect to the requisition, the authorities had no option but to take necessary

steps in that regard which are under challenge in this case. They

emphasized that the direction/instruction issued by the State Government

and the notice issued and steps taken by the District Magistrate were also

necessary for full and proper implementation of the provisions of the Act. It

was further claimed that by issuing the aforesaid direction/instruction the

authorities did not violate any of the provisions of the Act and thus it was

legal and proper and the District Magistrate did not commit any illegality in

issuing notice and taking steps in accordance with the said

direction/instruction.

5. Considering the arguments of the parties on the aforesaid

point, it is apparent that there is no dispute that the provisions of the Act are

applicable to the instant case. Section 25 of the Act reads as follows:

“25. Removal of Chief Councillor/Deputy Chief
Councillor.- (1) The Chief Councillor/Deputy Chief
Councillor shall cease to hold office as such if he ceases to be a
Councillor.

(2) The Chief Councillor may resign his office by writing
under his hand addressed to the Divisional Commissioner and
Deputy Chief Councillor may resign his office by writing
under his hand addressed to the Chief Councillor.

-6-

(3) Every resignation under sub-section (2) shall take
effect on the expiry of seven days from the date of such
resignation, unless within the said period of seven days he
withdraws such resignation by writing under his hand
addressed to the Divisional Commissioner or the Chief
Councillor, as the case may be.

(4) The Chief Councillor/Deputy Chief Councillor may
be removed from office by a resolution carried by a majority of
the whole number of Councillors holding office for the time
being at a special meeting to be called for this purpose in the
manner prescribed, upon a requisition made in writing by not
less than one third of the total number of Councillors, and the
procedure for the conduct of business in the special meeting
shall be such as may be prescribed:

“Provided that a no confidence motion shall not be
brought against the Chief Councillor/Deputy Chief Councillor
within a period of two years of taking over the charge of the
post:

Provided further that a no confidence motion shall not be
brought again within one year of the first no confidence
motion:

Provided further also that no confidence motion shall not
be brought within the residual period of six months of the
municipality.

(5) “Without prejudice to the provisions under this Act,
if, in opinion of the Divisional Commissioner having territorial
jurisdiction over the Municipality the Chief Councillor/Deputy
Chief Councillor absents himself without sufficient cause for
more than three consecutive meetings or sittings or willfully
omits or refuses to perform his duties and functions under this
Act, or is found to be guilty of misconduct in the discharge of
his duties or becomes physically or mentally incapacitated for
performing his duties or is absconding being an accused in a
criminal case for more than six months, the Divisional
Commissioner may, after giving the Chief Councillor/Deputy
Chief Councillor a reasonable opportunity for explanation, by
order, remove such Chief Councillor from office.

(6) The Chief Councillor/Deputy Chief Councillor so
removed shall not be eligible for re-election as Chief
Councillor/Deputy Chief Councillor or Councillor during the
remaining term of office of such Municipality.

Appeal shall lie before the State Government against the
order of the Divisional Commissioner.”

6. The aforesaid sub-section (4) of Section 25 provides the

manner for holding a special meeting for removing the Chief Councillor or

the Deputy Chief Councillor and it is specifically mentioned therein that the

procedure for conduct of business in the special meeting shall be such as

may be prescribed. The said procedure must be prescribed by a specifically
-7-

formulated rule by the State Government for carrying out the said purposes

of the Act. Such power has been given vide Section 419 of the Act which

reads as follows:

“419. Power to make rules. (1) The State Government
may, by notification, and subject to the condition of previous
publication, make rules for carrying out the purposes of this
Act.

(2) Any rule made under this Act may provide that any
contravention thereof shall be punishable with fine which may
extend to five thousand rupees.

(3) Every rule made under this Act shall be laid as soon
as may be after it is made before the State Legislature while it
is in session for a total period of ten days which may be
comprised in one session or in two or more successive
sessions, and if, before the expiry of the session in which it is
so laid or the successive sessions aforesaid, the State
Legislature agrees in making any modification in the rules or
the State Legislature agrees that the rules should not be made,
the rule shall thereafter have effect only in such modified form
or be of no effect, as the case may be, so however, that such
modification or annulment shall be without prejudice to the
validity of anything previously done or omitted to be done
under that rule.”

7. In the admitted facts and circumstances of this case, it is

quite apparent that no rule under the aforesaid provision of law has been

framed by the State Government for laying down the procedure for a special

meeting for no confidence motion. However, in spite of the said situation it

cannot be legally presumed that in absence of any such rule, the conduct of

business of special meeting for considering no confidence motion against

the Chief Councillor cannot be legally carried out. The provision of the Act

has to be followed and the procedure has to be adopted fairly appreciating

the scheme provided under the Act in its entirety. In this connection, two

provisions made in the Act, namely Sections 48 and 51 with respect to

meetings and the Presiding Officer of such meeting have to be considered.

They are as follows:

48. Meetings.- (1) The Municipality shall meet not less
than once in every month for the transaction of its business.

-8-

(2) The Chief Councillor may, whenever he thinks fit, and
shall, upon a requisition in writing by not less than one-fifth of
the Councillors, convene a meeting of the Municipality.

(3) If the Chief Councillor fails to call the requisition
meeting provided in sub-section (2), the meeting may be called
by the persons who signed the requisition.”

51. Presiding officer of a meeting of Municipality.- (1)
The Chief Councillor shall preside at every meeting of the
Municipality and in his absence the Deputy Chief Councillor
shall preside the meeting:

Provided that when a meeting is held to consider a motion
for the removal of the Chief Councillor, the Chief Councillor
shall not preside at such meeting.

(2) The Chief Councillor, or the person presiding over a
meeting of the Municipality, shall also have, and may exercise, a
casting vote in all cases of equality of votes”.

8. If the provision of Section 25 is read with the aforesaid

sections 48 and 51 of the Act, the object and purpose of the Act and

adequate guidance and safeguard provided therein would be apparent.

Section 48 clearly provides that a meeting as per the requisition of members

has to be called by the Chief Councillor and if he fails to call such meeting it

may be called by the persons who had signed the requisition. In addition

thereto, Section 51 provides that the Chief Councillor shall preside at every

meeting and in his absence or in the situation where the meeting is for

removal of the Chief Councillor, the said meeting shall be presided by the

Deputy Chief Councillor and whosoever presides over such meeting shall

also have a casting vote in all cases of equality of votes. In the said

circumstances, the entire procedure has already been laid down in the Act

which has to be followed while framing the rules and if the rule is not

framed for conduct of the business of the Municipality under the aforesaid

provisions of law, then also the special meeting of no confidence motion can

be proceeded with as per the aforesaid provisions of the Act. This aspect of

the matter has been fully considered and decided by a division Bench of this
-9-

Court in L.P.A No.1564 of 2009 (Ruby Singh Vs. The State of Bihar &

Ors.) vide order dated 15.04.2010.

9. Furthermore, Section 25 of the Act uses the term „prescribed‟

and according to Section 2(76) of the Act it means prescribed by rules made

under the Act. But it is quite strange that although about 3 years have lapsed

and other rules have been framed under the Act as far as back as in the year

2007 itself, but with respect to such an important aspect of the matter no rule

has been framed by the authorities as yet. Furthermore, taking advantage of

their own aforesaid inaction and ignorance of the expectation of the

legislature clearly expressed in the Statute, an order dated 22.06.2009

(Annexure-5) was issued by the Department which, at best, can be termed as

„executive instructions‟. Rules are subordinate legislation framed under the

guidance of the specific provisions made in the statute and hence they have

the force of law and thus, they cannot be substituted by executive

instructions which cannot supplement or supplant the rules.

10. The impugned order dated 22.06.2009 (Annexure-5) issued

by the Department is completely contradictory to the procedure prescribed

under Sections 51, 48 and 25 of the Act. Furthermore, by the said impugned

order of the Department, an executive authority has been given precedence

over the elected persons which is quite detrimental to the health and growth

of the democracy. The authority cannot take help of the provisions of

Section 487 of the Act in that regard, because in the garb of removal of any

difficulty in giving effect to the provision of the Act, they cannot be allowed

to annihilate the basic principle for which the statute had been provided,

namely establishment of basic democracy and giving powers in the hands of

people. Hence the aforesaid impugned order cannot be sustained in law.

Furthermore, for removal of any such difficulty either the rules as per the

– 10 –

provisions of the Act should have been framed or the difficulties should

have been removed within the framework of the Statute considering the

same in its entirety.

11. So far the second point raised by learned counsel for the

petitioner is concerned, learned counsel for the State of Bihar and its

authorities (respondent nos. 1 to 4), learned counsel for the Executive

Officer, Nagar Parishad (respondent no.5) as well as learned counsel for the

private respondents, including respondent no.33, vehemently contested

stating that the notice for special meeting for no confidence motion was

given to the petitioner on 02.12.2009 (Annexure-6) and hence she had

sufficient time, but she did not challenge it and participated in the meeting

held on 18.12.2009 (Annexure-1 to I.A.No.186 of 2010), where she was

defeated by 20 to 13 votes and hence the petitioner had waived her right to

challenge the same and was, thus, not entitled to any relief claimed by her.

In this connection, they relied upon a decision of a Division Bench of this

Court in case of Vinay Kumar “Pappu” @ Binay Kumar “Pappu” Vs. The

State of Bihar & others, reported in 2010 (3) P.L.J.R. 259 in which it has

been held that apart from the principle of waiver, by applying the de facto

doctrine, the vote of no confidence motion which has been passed by the

House in a meeting in which aggrieved person had also taken part cannot be

found fault with. Hence, they claimed that the petitioner had no locus to

challenge the said no confidence motion.

12. In the instant case, it is not in dispute that although the

petitioner, who was the Chief Councillor, arrived in the meeting of no

confidence motion held on 18.12.2009, but she raised objections and when

her objections with regard to the justification of holding of such meeting and

legality of requisition and notice were not considered, she left without

– 11 –

taking part in the voting and immediately thereafter the instant writ petition

had been filed. In the said circumstances, neither the question of waiver, nor

the question of de facto doctrine can be legally made applicable to the

instant case and the petitioner definitely has the locus to challenge the

impugned orders.

13. Furthermore, from a bare perusal of the aforesaid decision in

case of Vinay Kumar “Pappu” @ Binay Kumar “Pappu” (supra), it is quite

apparent that the petitioner of that case who was a Mayor called the meeting

himself and participated therein and when he lost in the no confidence

motion he filed the case which was rightly rejected on the points of waiver

as well as de facto doctrine as the petitioner of that case had no locus due to

his own acts mentioned above. The said case law is not applicable to the

facts and circumstances of this case in which neither the petitioner had

called the meeting nor he participated in the meeting of no confidence

motion.

14. From the arguments of the parties on the factual aspect of the

matter, it is quite apparent that requisition dated 16.06.2009 (Annexure-1)

by 15 members for holding a special meeting of no confidence motion

against the Chief Councillor (petitioner) was not sent to the petitioner

although it was addressed to the petitioner and the law required that such

requisition must be presented to the Chief Councillor. Furthermore, even if

the Chief Councillor was not taking any step as per the requisition, it was for

the requisitionists to themselves call a meeting of no confidence motion as

per the specific provision made in the Act, namely Section 48 thereof.

15. So far notice dated 02.12.2009 (Annexure-6) sent by the

District Magistrate for the special meeting is concerned it had been clearly

– 12 –

sent after about six months delay without mentioning any rhyme or reason

for such delay. Although the District Magistrate had no authority in law to

call for such a meeting under his presidentship which was clearly against the

specific provisions of the Act, it transpires that the said notice was sent by

the District Magistrate on the basis of an order issued by the Department

dated 22.06.2009 (Annexure-5), but the said order of the Government

having already been found to be illegal and violative of the specific

provisions of the Act, any step taken in pursuance thereof cannot be legally

held to be valid and proper.

16. In the said circumstances, the requisition dated 16.06.2009/

23.06.2009 (Annexures-1 and 2 series), notice issued by the District

Magistrate dated 02.12.2009 (Annexure-6) and the proceeding and

resolution of the special meeting of no confidence motion dated 18.12.2009

are found to be illegal and bad and, accordingly, are quashed. So far the

instructions issued by the Urban Development and Housing Department,

Govt. of Bihar, Patna vide memo no.2306 dated 22.06.2009 (Annexure-5)

laying down the procedure for removal of Chief Councillor and Deputy

Chief Councillor under Section 25 (4) of the Act is concerned, it is also held

to be violative of the provisions of the Act and is quashed.

17. With the aforesaid observations/ directions, this writ petition

is allowed.

(S.N. Hussain, J.)

Patna High Court.

Dated, the 20th of August, 2010.

N.A.F.R.

Sunil/