Supreme Court of India

Har Sharan Verma vs Tribhuvan Narain Singh, Chief … on 16 March, 1971

Supreme Court of India
Har Sharan Verma vs Tribhuvan Narain Singh, Chief … on 16 March, 1971
Equivalent citations: 1971 AIR 1331, 1971 SCR 1
Author: S Sikri
Bench: Sikri, S.M. (Cj), Shelat, J.M., Vaidyialingam, C.A., Grover, A.N., Ray, A.N.
           PETITIONER:
HAR SHARAN VERMA

	Vs.

RESPONDENT:
TRIBHUVAN NARAIN SINGH, CHIEF MINISTER	U.P. & ANR.

DATE OF JUDGMENT16/03/1971

BENCH:
SIKRI, S.M. (CJ)
BENCH:
SIKRI, S.M. (CJ)
SHELAT, J.M.
VAIDYIALINGAM, C.A.

CITATION:
 1971 AIR 1331		  1971 SCR    1
 CITATOR INFO :
 RF	    1985 SC 282	 (3,12)


ACT:
Constitution  of  India, Art. 164(4)--Appointment  as  Chief
Minister  of  a	 person	 who  is  not  a  member  of   State
Legislature--Validity of appointment.



HEADNOTE:
The first respondent was appointed as Chief Minister of U.P.
on October 18, 1970.  His appointment was challenged on	 the
ground	that  he  was  not  a  member  of  either  house  of
legislature  at the time of appointment.  In appeal to	this
Court  against	the  High Court's  judgment  dismissing	 the
petition under Art. 226,
HELD : (i) Clause (4) of Art. 164 must be interpreted in the
context	 of Arts. 163 and 164 of the Constitution.   Article
163(1) provides that "there shall be a Council of  Ministers
with  the Chief Minister at the head to aid and	 advise	 the
Governor  in the exercise of his functions except in so	 far
as he is by or under this Constitution required to  exercise
his  functions	or  any of them in  his	 discretion."  Under
cl.(1) of Art. 164 the Chief Minister has to be appointed by
him  on	 the advice of the Chief, Minister.  They  all	hold
office	during	the pleasure of the Governor.	Clause'	 (1)
does  not  provide any qualification for the  person  to  be
selected by the Governor as Chief Minister or minister.	 But
cl.  (2)  makes it essential that the council  of  Ministers
shall	be  collectively  responsible  to  the	 Legislative
Assembly of the State.	This is the only condition that	 the
Constitution  prescribes in this behalf.  There is  thus  no
reason why the plain words' of cl.(4) of Art. 164 should  be
cut  down  in  any manner and confined to  a  case  where  a
Minister  loses for some reason his seat in the	 Legislature
of the State.  That this is the correct meaning to be  given
to  Art	 164(4)	 is  supported by  the	proceedings  of	 the
Constituent  Assembly  and  the position as  it	 obtains  in
England, Australia and South Africa. [12GH, 3E].
(ii) -If  the Governor of a State appoints a Chief  Minister
and  Council  of Ministers none of whom are members  of	 the
State Legislature, and the Legislative Assembly of the State
to  whom  the  Council of  Ministers  would  be	 responsible
endorses this unlikely Council of Ministers, there is  noth-
ing  in the Constitution which would make  this	 appointment
illegal. [3AB].
(iii)	  There	 can be no difficulty in Ministers  who	 are
not members of the Legislature being present at the time  of
the  Governor's address because by virtue of Art.  177	they
would  be  entitled  to be present at  the  meeting  of	 the
Legislature addressed by the Governor. [3C-D].



JUDGMENT:

CIVIL APPELLATE JURISDICTION : Civil Appeal No. 2205 of
1970.

Appeal from the judgment and order dated November 4, 1970 of
the Allahabad High. Court in Lucknow Bench in writ petition
No. 1402 of 1970.

The appellant appeared in person.

1-1 S. c India/71
2
L. M. Singhvi, R. Bana and O. P. Rana, for the respondents.
The Judgment of the Court was delivered by
Sikri, C. J. In this appeal by certificate granted by the
High Court under Art. 132 of the Constitution a short
question as to the interpretation of cl. 4 of Article 164 of
the Constitution arises. This question has arisen in
connection with the appointment on October, 18, 1970, of
Shri Tribhuvan Narain Singh as Chief Minister of Uttar
Pradesh. He was not a member of either House of Legislature
of the State of Uttar Pradesh at the time of his appoint-
ment.

The appellant, who is a rate-Payer of the Lucknow Consti-
tuency to the Uttar Pradesh Legislative Assembly, filed a
petition under Art. 226 of the Constitution in the High
Court challenging the appointment of the respondent as Chief
Minister. The High Court dismissed the petition but granted
a certificate under Art. 132 of the Constitution, and the
appeal is now before us.

Article 164(4) reads as follows :

” 164(4) A Minister who for any period of six
consecutive months is not a member of the
Legislature of the State shall at the
expiration of that period cease to be a
Minister.”

The appellant contends that this clause only applies when a
Minister, who is a Member of the Legislature of the State,
loses his seat and the idea behind cl. (4) of Art. 164 is to
give him a period of six months to get himself. reelected.
The learned Counsel for the respondent, Mr. Singhvi,
contends that the scope of cl. (4) cannot be whittled down
in this manner as there is no warrant in the language of the
article. He further says that even in England a person can
be a Minister without being a Member of the House of Commons
or the House of Lords. He further points out that a number
of constitutions contain similar provisions.
It seems to us that cl. (4) of Art. 164 must be interpreted
in the context of Arts. 163 and 164 of the Constitution.
Article 163(1) provides that “there shall be a Council of
Ministers with the Chief Minister at the head to aid and
advise the Governor in the exercise of his functions, except
in so far as he is by or under this Constitution required to
exercise his functions or any of them in his discretion.”
Under cl.(1) of Art. 164, the Chief Minister has to be
appointed by the Governor and the other Ministers have to be
appointed by him on the advice of the Chief Minister. They
all hold office during the pleasure of the Governor. Clause
(1) does not provide any qualification for the person to be
selected by the Governor as the Chief Minister or Minister,
but cl. (2) makes it essential that the Council of Ministers
shall be collectively responsible to the Legislative
Assembly of the State. This is the only condition that the
Constitution prescribes in this behalf.

3

The appellant says that if the interpretation put by the
High Court is correct it would be possible for a Governor to
appoint a Chief Minister and Ministers none of whom are
Members of the State Legislature. He said that this could
not have been contemplated. But if the Legislative Assembly
of the State to whom this Council of Ministers would be
collectively responsible endorses this unlikely Council of
Ministers there is nothing in the Constitution which would
make this appointment illegal.

The appellant drew our attention to Art. 175 in which it is
provided that “the Governor may address the Legislative
Assembly or, in the case of a State having a Legislative
Council, either House of the Legislature of the State, or
both Houses assembled together, and may for that purpose
require the attendance of Members.” He said that it would be
rather strange that the Ministers, who were not members of
either the Legislative Assembly or the Legislative Council
would not be present. But it seems to us that by virtue of
Art. 177 the Ministers, even if they are not Members of a
Legislative Assembly or Legislative Council would be
entitled to be present at such a meeting.
It seems to us that in the context of the other provisions
of the Constitution referred to above there is no reason why
the plain words of cl. (4) of Art. 164 should be cut down in
any manner and confined to a case where a, Minister loses
for some reason his seat in the Legislature of the State.
We are assured that the meaning we have given to cl. (4) of
Art. 164 is the correct one from the proceedings of the
Constituent Assembly and the position as it obtains in
England, Australia and South Africa.

An amendment(1) was proposed in the Constituent Assembly
that the following be substituted :

“A Minister shall, at the time of his being
chosen as such be a member of the Legislative
Assembly or Legislative Council of the States
as the case may be.”

This amendment was, however, negatived.
It is interesting to note the position in England.
According to Jennings(2) :

“It is a well-settled convention that these
ministers should be either peers or members of
the House of the Commons. There have been
occasional exceptions. Mr.
(1) Constituent Assembly Debates dated June
1, 1949 Official Report Vol. VIII. P. 521.
(2) Cabinet Government by Jennings-third
edition, page 60.

4

Gladstone. once held office, out of Parliament
for nine months. ‘The Scottish Law officers
sometimes, as in 1923 and 1924, are not in
parliament, General Smuts was minister without
portfolio and a member of the War Cabinet from
1916 until 1918. Mr. Ramsay MacDonald and Mr.
Malcolm MacDonald were members of the Cabinet
though not in Parliament from the general
election of November 1935 until early in
1936.”

“The House of Commons is, however, critical of
such exceptions.”

S. 64 of the Commonwelth of Australia Constitution Act
inter alia provides that “after the first general election
no Minister of State shall hold office for a longer period
than three months unless he is or becomes a senator or a
member of the House of representatives.” Commenting on this
Quick & Garran(3) state as, follows :

“The appointment of a Federal Ministry will
necessarily precede the election of the first
Federal Parliament. There must be a Ministry
to assist and advise the Governor General in
the performance of Executive Acts
essential.for the conduct of the first general
election. The first Federal Ministry cannot
at their appointment be members of the Federal
Parliament, because at the time of their
appointment there is no such Parliament in
existence. After the first general election,
however, no Federal Minister is permitted to
hold office for a longer ,,period than three
months, unless he is or becomes a senator or a
member of the House of Representatives.
Section 32 of the Constitution Act of South
Australia (4th January, 1856) contained a
similar provision, viz., that after the first
general election of the South Australian
Parliament, no person should hold the offices
of Chief Secretary, Attorney-General,
Treasurer, Commissioner of Crown Lands and
Immigration, or Commissioner of Public Works,
for more than three calendar months, unless he
should be a member of the Legislative Council
or House of Assembly.”

This shows that Art. 164 (4) has an ancient
lineage. Section 14(1) of the South Africa
Act, 1909 reads thus
“The Governor-General may appoint officers not
exceeding (twelve) in number to administer
such departments of State of the Union as the
Governor-General in
(3) “Annotated Constitution of the Australian
Commonwealth” by Quick & Garran, p. 711.

5

Council may establish; such officers shall
hold office during the pleasure of the
Governor-General. They shall be members of
the Executive Council and shall be the King’s
ministers of State for the Union. After the
first general election of members of the House
of Assembly, as hereinafter provide, no
minister shall hold office for a longer period
than three months unless he is or becomes a
member of either House of Parliament.”
Hahlo and Kahn(4) state thus :

“The rule of responsible government that
Ministers must be Members of Parliament is
ensured by the statutory requirement that they
be or within three months become members of
either House.”

In the result the appeal fails and is dismissed. There will
be no order as to costs.

G. C.

Appeal dismissed.

(4) “The British Commonwealth–The Development of its Laws
and Constitutions” by Hahlo & Kahn (Vol. 5 P. 130).

6