1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD.
WRIT PETITION NO.4096 OF 2009
Appa s/o Munjaji Pawar
age 33 yrs, Occ. Agri,
r/o Salapuri, Tq. & Dist. Parbhani. PETITIONER.
V E R S U S
1. The Divisional Commissioner,
Aurangabad Division, Aurangabad.
2. The Additional Collector,
Parbhani, Dist. Parbhani.
3. The Presiding Officer (Tahsildar),
Tahsil Office, Parbhani.
4. Chaitanay s/p Shivajirao Ghatge,
age major, Occ. Agri.
5. Deepak s/o Uttamrao Ghatge,
age major, occ. Agri.
6. Madhukar s/o Vishvanath Ghatge,
age major, Occ. Agri.
7. Madhavrao s/o Marotrao Ghatge,
age major, Occ. Agri.
8. Bhaskar s/o Haribhau Hurgule,
age major, Occ. Agri.
9. Smt. Shobha w/o Vaijinath Pawar,
age major, Occ. Household.
10. Sow. Ratubai Ramrao Rathod,
age major, Occ. Household.
11. Sow. Neelabai w/o Tukaram Dhanure,
age major, Occ. Household.
::: Downloaded on - 09/06/2013 14:44:18 :::
2
Respondents No. 4 to 11 are r/o
Salapuri, Tq. & Dist. Parbhani. RESPONDENTS.
Shri B.N. Gadegaonkar, Advocate for the petitioner.
Shri S.D. Kaldate, AGP for the respondent 1 to 3.
Shri G.R. Sayyed & S.R.Ghatge, Advocate for resp. No. 4 to
10.
CORAM : B.R. GAVAI, J :
DATE : 2nd JULY, 2009
ORAL JUDGMENT :-
1. By way of present petition, the petitioner challenges the
order passed by the learned Divisional Commissioner, Aurangabad
dated 19.06.2009 thereby dismissing the appeal filed by the present
petitioner challenging the order passed by the Additional Collector
dated 19.05.2009, vide which dispute filed by the present petitioner
challenging the ‘no confidence motion’ dated 21.03.2009 came to be
rejected.
2. Shri Ghatge, the learned counsel appearing on behalf of
the petitioner submits that, Rule 7 of the Bombay Village Panchayat
Rules, 1959 requires that notice of the meeting has to be served
personally on the members and in his absence upon, an adult
member of the family residing with member. It is submitted that
only in the event that such members are not available it can be
served by affixing the notice on the conspicuous part of the house.
3. Shri Ghatge placed reliance on the judgment of Division
::: Downloaded on – 09/06/2013 14:44:18 :::
3
Bench of this Court in the case of Ashok Krishnakant Mehta v/s State
of Maharashtra and others reported in 2000 (4) Mh. L. J. and the
judgment of the single Judge of this Court in the case of Indubai Vedu
Khairnar v/s State of Maharashtra and others reported in 2003 (2)
Bom C.R 239 and Bhima Narayan Gangurde and others v/s State of
Maharashtra and ors reported in 2002 (1) Bom C.R. 186.
4. Shri G.R. Sayyed the learned counsel appearing on
behalf of the respondents on the contrary submits that the resolution
has been passed by the requisite majority and merely because there
are certain technical lacuna’s, cannot be a ground for upsetting the
motion of no confidence passed by the members.
5. The six members of the grampanchayat had tendered
notice of no confidence motion to the Tahasildar. Accordingly
Tahasildar conveyed a meeting for no confidence motion on
19.03.2009. In the said meeting 7 members out of 9 were present.
All seven members supported the motion for no confidence and
accordingly resolution came to be passed. The authorities have
concurrently held that though notice was duly served on the present
petitioner, he did not remain present.
6. The single judge of this Court in the case of Prabhawati
Vijaykumar Khivsara and anr. Vs/ State of Maharashtra and ors.
Reported in 2008 (3) Bom. C.R.755 relied on the judgment of the Apex
::: Downloaded on – 09/06/2013 14:44:18 :::
4
Court in the case of K. Narasimhiah Vs. H.C.Singri Gowda,AIR 1966
S.C. 330 has held that
“unless prejudice could be said to have been caused on
account of procedural requirement, the court should not
interfere in the motion of no confidence.”.
While deciding the said petitions this Court has also relied on the
observations of the Division Bench of this Court in the case of Smt.
Annapurnabai Ajabrao Vs. Annapurnabai Anandrao, 1967 Mh. L. J
NOC 36.
7. It appears that the learned judges in the Division Bench
and the two learned single judges who have decided aforesaid three
matters relied upon by Shri Ghatge, have not noticed the judgment
of Division Bench of this Court in the case of Smt. Annapurnabai
Ajabrao cited supra. It further appears that the Division Bench and
the learned Single Judges also have not noticed the judgment of the
Apex Court in the case of K. Narasimhiah Vs. H.C.Singri Gowda,AIR
1966 S.C. 330 cited supra.
8. The Division Bench of this Court in the case of (Smt.
Annapurnabai Ajabrao Vs. Annapurnabai Anandrao) reported in 1967
Mh.L.J. NOC 36, while considering the challenge to the regularity
of the proceedings of the meeting held to consider the resolution of
no-confidence motion against the Sarpanch, observed thus :
::: Downloaded on – 09/06/2013 14:44:18 :::
5
“Even if it were to be assumed that there was some
technical flaw in the proceedings of the meeting or intransmission of the results of the meeting to the
Panchayat Samiti, we do not see how that could entitlethe petitioner to claim to continue as Sarpanch of the
Gram Panchayat. A Gram Panchayat is essentially a
democratic institution which must be run on democraticprinciples. When the majority of the members have
clearly expressed that they do not desire the petitioner tobe their leader and Sarpanch, appropriate attitude of the
petitioner as a person working for democracy whateverhave been to tender her registration straightway. At any
rate, it does not behave of democratic spirit to challengethe decision of the majority who unmistakably declared
their want of confidence in their erstwhile leader.
Democratic principles as has also a sense of self respectshould have been impleaded the petitioner and persons
situated in similar circumstances to graciously submit to
the decision of the majority and to walk out of the GramPanchayat.”
It can thus be clearly seen that the Division Bench in the case cited
supra has clearly held that when a person has lost confidence of
majority, he has no right to continue in the post of Sarpanch by
raising some hyper technical ground. In a democratic society will of
the majority is paramount. If view taken by the Division Bench in
the case of Annapurnabai is not accepted, it will create a chaotic
condition, like in the present case though 7 members are against
::: Downloaded on – 09/06/2013 14:44:18 :::
6
the petitioner and if he is thurst against the wishes of majority as
their leader and continue to permit to work as Sarpanch, entire
functioning of the Grampanchayat would come to a standstill,
thereby causing a grave difficulties in the functioning of the
Grampanchayat.
9. As already discussed above, the said judgment has not
been noticed by the Division Bench and Single Judges on the
judgments of whom Shri Ghatge relies. The Division Bench in the
case of Nimba Rajaram Koli vs. Collector, Jalgaon 1998 (3) Mh.L.J. ,
relying on the case of Annapurnabai Ajabrao has also held
“that once resolution of the No Confidence Motion is
passed, by a clear majority and in keeping with the
requirements of the concerned statutory provisions, the
person against whom such a resolution is passed must
honour the will of the majority and make way for the new
election of his successor.”
It is difficult to appreciate that when all other members have
received notice of no confidence motion, it is only the petitioner
who has not received the notice of no confidence motion. The
petitioner and all other members are residents of a same village. In
any case, notice has been served by the Tahasildar. No allegations of
malafide or bias have been made against the Tahasildar that the
notice of meeting was not properly served on the petitioner by the
::: Downloaded on – 09/06/2013 14:44:18 :::
7
Tahasildar with an ulterior motive.
10. At the cost of repeatation, I must say that, in
consonance with the view taken by the aforesaid two Division
Benches in the case of Annapurnabai Ajabrao and Nimba Rajaram in
a democratic State it is .the will of majority that must prevail. Once
a person looses the confidence of a majority, as required under the
statute, he has no right to continue in the office and thurst himself
against the wishes of the majority of the members.
11.
In that view of the matter, no case is made out for
interference with no confidence motion which has been passed by
the requisite majority of more than 2/3 members. Hence no
interference is warranted in exercise of extra ordinary jurisdiction of
this Court under Article 227 of the Constitution of India. The
petitioner is therefore, rejected.
( B. R. GAVAI )
JUDGE
…..
aaa/wp4096.09
::: Downloaded on – 09/06/2013 14:44:18 :::