High Court Patna High Court - Orders

Awadhesh Prasad vs The State Of Bihar &Amp; Ors on 7 December, 2010

Patna High Court – Orders
Awadhesh Prasad vs The State Of Bihar &Amp; Ors on 7 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.17740 of 2010
                                 AWADHESH PRASAD .
                                      Versus
                             THE STATE OF BIHAR & ORS .

For the Petitioner: Mr. N.K. Agrawal, Sr. Adv.
                  : Mr. Amresh Kumar Sinha, Adv.
For the State     : Mr. Rajesh Kumar Sinha, Adv.
                  : Mr. Brajesh Kumar, A.C. to S.C.17.
For Respondent No.23: Najmul Hoda, Adv.
                      Arun Prasad, Adv.
                                  -----------

2/ 07/12/2010 Heard learned counsel for the petitioner, State

and for respondent No.23, one of the members of the

Panchayat, who has appeared suo motu.

The petitioner is stated to be the Up Pramukh

of the Asthawa Panchayat Samiti, Block- Asthawa,

District- Nalanda. He is aggrieved by the notice dated

20.10.2010 issued by the Executive Officer-cum-Block

Development Officer convening a special meeting on

28.10.2010 for discussion of the No Confidence Motion

tabled against him by the requisite number of members.

Learned counsel for the petitioner submits that

Section-44(3)(v) of the Bihar Panchayat Raj Act

(hereinafter referred to as the Panchayat Act) states the

reasons/charges on basis of which No Confidence Motion

has to be moved against the Up Pramukh shall be clearly

mentioned in the notice summoning the meeting for

consideration of the No Confidence Motion. The notice

dated 20.10.2010 does not meet the statutory
-2-

requirements. It does not contain, mention or the reasons

and/or charges on which the No Confidence Motion was

proposed to be tabled. He submits that if the statutory

provisions require a particular act to be done in a

specified manner mentioned in the Statute Book, the act

can be done only in that manner and other modes of

performance are necessarily forbidden. The notice dated

20.10.2010 itself being illegal, the No Confidence Motion

passed on 28.10.2010 is clearly non est and the

respondents cannot be permitted to go ahead with the

fresh meeting on 11.12.2010 for election of a Pramukh

afresh.

Learned counsel for the State and respondent

No.23 point out that the notice does satisfy the

requirements of Section-46(4) of the Panchayat Act as it

gives clear seven days notice for the holding of the

meeting. Learned counsel for the respondents, however

find it difficult to satisfy the Court from the notice dated

20.10.2010 that it contains details of the

reasons/charges on basis of which No Confidence

Motion was proposed to be tabled.

Learned counsel for the State submits that if a

No Confidence Motion has been tabled on the Floor of the

House in the Panchayat, even if there be procedural

infirmities, only the Courts can interfere with the same,
-3-

not the State Government.

This Court has come across more than one

order where the Block Development Officer-cum-Chief

Executive Officer in different Panchayats have issued

notices for convening special meeting to discuss a No

Confidence Motion without complying with the statutory

provisions, both with regard to the time period stipulated

in the Act for holding of the meeting as is required to be

mentioned in the notice and also the requirement of the

Law with regard to the contents of the notice as

discussed above. Those constituting the Panchayat at the

grassroots level may not necessarily have the same

educational background and understanding as a Block

Development Officer-cum-Chief Executive Officer who is

recruited after a competitive examination conducted by

the Bihar Public Service Commission. There is a

presumption that the Executive Officer understands the

Law and being able to read the statutory provisions is

aware of the nature of his powers, the manner of exercise

and limitations upon the same. If he is not, he may have

very serious questions to answer with regard to his own

employment and status.

A No Confidence Motion is tabled by members

of the Panchayat in an effort to make grassroots

democracy work. The Executive Officer throttles the same
-4-

by issuing a notice in exercise of his Statutory powers in

teeth of the provisions notwithstanding the fact that he

has the benefit of a Government Pleader also in the

district and the level of understanding where a

presumption arises of his full awareness of his Statutory

powers. This Court has already discussed that the

Executive Officer is recruited through a competitive

public examination in which inheres a certain level of

intelligence.

This Court today on the record as it stands

could have directed stay of the notice dated 20.10.2010

and any further action taken or proposed to be taken in

pursuance thereof while issuing notice to the other

members of the Panchayat impleaded as private

respondents, as only one of them has appeared. At this

stage, the Court is not concerned with the correctness or

falsity of the No Confidence Motion that was proposed to

be moved. The Court is concerned with working of the

grassroots democracy. The Panchayat wants the

democracy to work, the Executive Officer by one stroke of

pen throttles it. The Court shall then grant stay.

Grassroots democracy shall not work till such time that

all the parties have appeared before this Court and filed

their affidavits. In the meantime, a person whom the

Panchayat does not want to function shall continue to
-5-

function. Nothing stated herein shall mean any

indictment of the petitioner with regard to the No

Confidence Motion as it has already been observed

hereinabove that this Court is not concerned with the

correctness or incorrectness of the No Confidence Motion

which has to be tested on its own merits in the

Panchayat pursuant to a meeting summoned in

accordance with law. Perhaps, it is time for the State

Government to wake up and realize its duties to enable

grassroots democracy to work keeping in mind the

constitutional mandate.

No useful purpose is going to be served by

staying the operation of the orders, letting the writ

petition be pending here for years as similar writ petitions

will keep coming as they have kept coming.

Let the petitioner file an application before the

State Government under Section-154 of the Bihar

Panchayat Act. It vests power in the State Government on

its own motion or on an application made by any person

interested to call for and examine the records of a

Panchayat or a Standing Committee in respect of any

proceedings to satisfy itself as to the correctness, legality

or propriety of any decision or order passed therein or as

to the regularity of the said proceedings and take action

appropriately in accordance with law after hearing the
-6-

concerned. This Court does not concur with the

submission on behalf of the State that Section-154 of the

Act does not empower the State Government to interfere

with grassroots democracy and motions tabled on the

Floor of the House notwithstanding the fact that they

may be in teeth of the statutory provisions and may

suffer from gross illegality and irregularity of proceedings.

The Court expects the State Government to take

appropriate action so that orders of the present nature do

not continue to be passed notwithstanding repeated

orders of this Court holding that such notices were illegal

in more than one case.

Liberty is granted to the petitioner to also seek

interim relief under Section-154(2) of the Act before the

State Government and which is required to be disposed

off without any delay before 11.12.2010 so as not to

frustrate his representation in view of the fresh elections

proposed to be held on 11.12.2010 in light of the present

discussion that the learned counsel for the State has not

been able to satisfy the Court that the notice dated

20.10.2010 based on the recitals contained therein fulfils

the requirement of Section-44(3)(v) of the Panchayat Act.

Learned counsel for the State submits that the

petitioner may be advised to file his application before the

Principal Secretary, Department of Panchayati Raj,
-7-

Government of Bihar.

The writ application stands disposed with the

aforesaid observations and directions.

KC                              ( Navin Sinha, J.)