High Court Kerala High Court

V.Mohanan vs State Of Kerala on 30 August, 2010

Kerala High Court
V.Mohanan vs State Of Kerala on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 23210 of 2010(A)


1. V.MOHANAN, AGED 50 YEARS, S/O.GOPI,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE STATE DELIMITATION COMMISSION,

3. THE STATE ELECTION COMMISSIONER,

4. THE DIRECTOR OF PANCHAYATHS,

5. THE DISTRICT COLLECTOR, KANNUR.

6. THE SECRETARY, THILLANKERI GRAMA

7. THILLANKERI GRAMA PANCHAYAT,

                For Petitioner  :SRI.C.P.PEETHAMBARAN

                For Respondent  :SRI.MURALI PURUSHOTHAMAN,SC,DELIMITATIO

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

 Dated :30/08/2010

 O R D E R
                       T.R. Ramachandran Nair, J.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 23210 of 2010-A
                    - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 30th day August, 2010.

                                  JUDGMENT

The petitioner’s grievance is regarding the delimitation of various

wards of Thillankeri Grama Panchayat. Ext.P1 is the preliminary

notification, whereby the proposal is to delimit the Panchayat into 13 wards.

It shows the division of constituencies and fixation of boundaries along

with a map attached to it. In the election during 2005, the number of wards

was 12. Mainly it is complained that for taking advantage the party ruling

the Panchayat has changed the natural boundaries, so as to suit their

purpose. Instances have been pointed out by the petitioner in the writ

petition. Ext.P5 is the final order passed by the Delimitation Commission.

It is pointed out that not much change was made with the proposal.

2. The Delimitation Commission has filed a statement wherein a

preliminary objection has been taken on the maintainability of the writ

petition, relying upon Article 243-O(a) of the Constitution of India. The

first point to be thus considered is the preliminary objection regarding the

maintainability of the writ petition since there is an express bar of judicial

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

wpc 23210/2010 2

3. 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

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

court.”

4. 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

wpc 23210/2010                          3

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.

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

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

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

wpc 23210/2010 4

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”.

6. 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)

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]”.

7. 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.

8. 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

wpc 23210/2010 5

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

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

wpc 23210/2010 6

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 the Division

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.

wpc 23210/2010 7

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

the Commission is sustainable.

10. It is explained in the statement that 12 objections were received

including the one submitted by the petitioner and they were enquired

through the Asst. Registrar of Co-operative Societies (Audit),

Thaliparamba. On the basis of the enquiry report and the remarks thereon

by the District Collector, the objectors were personally heard by the

Delimitation Commission on 16.2.2010. After having considered all the

points raised in the objections and the additional facts gathered during the

personal hearing, the Commission passed an order dated 10.4.2010 directing

the Secretary of the Grama Panchayat to effect certain changes in the draft

proposal.

11. One of the main objection raised by the petitioner is that after

2005, 537 new houses were constructed in the Panchayat, but only 54

houses alone were counted in the delimitation order. It is explained by the

Commission that all the residential buildings within the jurisdiction of the

Panchayat and which are reflected in the assessment registers of the

Panchayat were taken into account while computing the total residential

buildings. It is pointed out that all the residential buildings were included in

the Annexures appended to the final delimitation order also. Learned

wpc 23210/2010 8

Standing Counsel for the Commission also made available a copy of the

enquiry report on the objections raised by the petitioner. The enquiry

report also shows that the objections have been considered.

12. As far as the process of delimitation is concerned, it is well

settled that every one of the objections need not lead to a revised proposal

or publication of a new proposal by the Commission. The Commission

hears the parties on the objection raised and considers the enquiry report

received and thereafter, final orders are passed. Herein, it is evident that

the said exercise has been done by the Commission. It is not demonstrated

as to how the natural boundaries have been violated also.

For all these reasons, I find that no interference is called for and the

writ petition is dismissed. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/