High Court Patna High Court - Orders

Binod Kumar Jha vs The State Of Bihar &Amp; Ors on 12 October, 2010

Patna High Court – Orders
Binod Kumar Jha vs The State Of Bihar &Amp; Ors on 12 October, 2010
     IN THE HIGH COURT OF JUDICATURE AT PATNA
             (1) CWJC No.1297 of 2010

1.    ANAND KUMAR JHA S/O JIVNATH JHA
      R/O VILLAGE CHOURAMA, P.S.+P.O.- BHERA, DISTT.-
      DHARBHANGA
2.    SHAILENDRA MOHAN PASWAN S/O YOGENDRA PASWAN
      R/O VILLAGE BENIPUR, P.S. BAHERA, P.O. BENIPUR,
      DISTRICT DARBHANGA
3.    SMT. MANJULA DEVI W/O INDU BHUSHAN THAKUR,
      R/O VILLAGE MAJHAURA, P.S. BAHERA, P.O. BENIPUR,
      DISTRICT DARBHANGA
4.    SMT. ARTI DEVI W/O ARUN KUMAR MAHATO
      R/O VILLAGE BAHERA, P.S. BAHERA, P.O. BENIPUR,
      DISTRICT DARBHANGA.              .........PETITIONER
                      Versus
1.    THE STATE OF BIHAR THROUGH THE PRINCIPAL
      SECRETARY, DEPTT. OF URBAN DEVELOPMENT AND
      HOUSING DEPTT., GOVT. OF BIHAR, OLD SECRETARIATE,
      PATNA
2.    THE PRINCIPAL SECRETARY, DEPTT. OF URBAN
      DEVELOPMENT AND HOUSING DEPTT., GOVT. OF BIHAR,
      OLD SECRETARIATE, PATNA
3.    THE PRINCIPAL SECRETARY, DEPTT. OF PANCHAYATI
      RAJ, GOVT. OF BIHAR, PATNA
4.    THE     JOINT     SECRETARY,     DEPTT.  OF  URBAN
      DEVELOPMENT AND HOUSING DEPTT., GOVT. OF BIHAR,
      OLD SECRETARIATE, PATNA
5.    THE DIVISIONAL COMMISSIONER, DHARBHANGA
6.    THE COLLECTOR, DISTT.- DHARBHANGA
7.    THE STATE ELECTION COMMISSION THROUGH ITS
      SECRETARY, SONE BHAWAN, BIRCHAND PATEL PATH,
      PATNA
8.    THE SECRETARY, STATE ELECTION COMMISSION, SONE
      BHAWAN, BIRCHAND PATEL PATH, PATNA
9.    S.M. ALI IMAM, SON OF LATE S.M. ZAREEF,
      R/O MOHALLA BASUHAM QAZIANA, P.O. & P.S. BAHERA,
      DISTRICT DARBHANGA.
10.   SURENDRA KUMAR JHA, SON OF SHRI RAM SUNDER JHA,
      AT, P.O. & P.S. BENIPUR, DISTRICT DARBHANGA.
11.   MAHENDRA PASWAN, SON OF LATE RAM DAS PASWAN,
      R/O VILLAGE KARHANI, P.S. BAHERA, DISTRICT
      DARBHANGA.
12.   BISUNDEO PASWAN SON OF LATE SARYUG PASWAN
      R/O VILLAGE BENIPUR, P.S. BAHERA, DISTRICT
      DARBHANGA.
13.   MANI KANT JHA SON OF LATE BACHCHA JHA,
      R/O VILLAGE DHERUKH, P.S. BAHERA, DISTRICT
      DARBHANGA
14.   LALLAN JHA SON OF UPENDRA JHA
      R/O VILLAGE BALLAHA, P.S. BAHERA, DISTRICT
      DARBHANGA                 ...............RESPONDENTS
                        With
                                        -2-




                              (2) CWJC No.4039 of 2010

                      BINOD KUMAR JHA S/O SRI INDRA DEO JHA
                      R/O VILL.- BISHINPUR CHAUGMA, P.S.- BAHERA, DISTT.-
                      DARBHANGA                .....................PETITIONER


                                    Versus
                 1.   THE STATE OF BIHAR THROUGH THE PRINCIPAL
                      SECRETARY, URBAN DEVELOPMENT DEPARTMENT
                 2.   THE ADDITIONAL SECRETARY CUM DIRECTOR URBAN
                      DEVELOPMENT AND HOUSING DEPARTMENT
                 3.   THE JOINT SECRETARY URBAN DEVELOPMENT AND
                      HOUSING DEVELOPMENT DEPARTMENT
                 4.   DIVISIONAL COMMISSIONER, DARBHANGA
                 5.   DISTRICT MAGISTRATE, DARBHANGA
                 6.   SUBDIVISIONAL MAGISTRATE, BENIPUR
                                                  ..........RESPONDENTS.

                                               -----------
                 For the petitioners        : Mr. Basant Kumar Choudhary,
                                              Senior Advocate.
                                              M/s Nand Kishore Pd. Sinha, Mahendra Pd.
                                              Gupta & Satish Kumar, Advocates.
                 For the State              : Mr. Y.P.Sinha, A.A.G.- V
                                              M/s Shankar Kumar & Arun Kumar
                                             Advocates.

For the Election Commission : Mr. R.S.Pradhan, Senior Advocate.

M/s. Rajeev Lochan & Sanjeev Nikesh,
Advocates.

For the interveners : Mr. Ganesh Pd. Singh, Senior Advocate.

M/s Shivaji Pandey, Manish Kumar,
Maruth Nath Roy, Md. Anjum
Akhter & Md.Helal Ahmad, Advocates.

———-

PRESENT

HON’BLE MR. JUSTICE S. N. HUSSAIN

S.N.HUSSAIN,J. Both these writ petitions have been filed challenging Government

Notification vide Memo No.4(N)GATH-09/2008/1691 dated 20.05.2009 by

which Benipur Nagar Parishad was created with immediate effect by merging

24 villages, including several Gram Panchayats e.g. Gram Panchayat Raj

Basuham, Gram Panchayat Raj Benipur, Gram Panchayat Raj Bahera and Gram

Panchayat Raj Mahujala all of sub-division Benipur in the district of Darbhanga
-3-

and also for quashing all follow up actions pursuant to the aforesaid notification.

2. The first writ petition was filed by four persons, all of whom were

Mukhiyas of different Gram Panchayats of Benipur Block under Darbhanga

district, out of whom the names of petitioner nos.2, 3 and 4 were deleted by

learned counsel for the petitioners and the first writ petition proceeded only with

petitioner no.1. The second writ petition has been filed by one person, who is

the resident of Benipur sub-division. Petitioners of both the aforesaid writ

petitions have claimed that neither the said Gram Panchayats have completed

their five years term fixed in law nor any allegation has been levelled against

them nor the consents of the said Gram Panchayats concerned have been

obtained before taking the aforesaid decision.

3. In the first writ petition I.A. No.1049 of 2010 was filed by the

petitioner for adding a further relief to the writ petition challenging Letter

No.5974 dated 17.12.2009 (Annexure-5) sent by Deputy Secretary-cum-

Director, Urban Development and Housing Department, Government of Bihar

to the Secretary, State Election Commission, Patna communicating him the

affirmative decision of the State Government to the proposed schedule of

election of Benipur Nagar Parishad to be held by the Commission as well as

Letter No.3415 dated 16.12.2009 (Annexure-6) sent by the Secretary, State

Election Commission, Patna to the Secretary, Urban Development and Housing

Department, Government of Bihar giving the detailed programme for election of

the newly constituted Benipur Nagar Parishad, which is under challenge in the

writ petition. A Prayer for an interim order of stay was also sought in the said

interlocutory application. This court vide order dated 05.02.2010 added the said

relief to the writ petition, but in view of the proximity of the election the court

did not stay the election and only directed that the results of the election shall

not be announced and the constitution of the Nagar Parishad and the election
-4-

consequently held, would be subject to the result of the writ petition.

4. Learned counsel for the State of Bihar and its authorities (respondent

nos.1 to 6) as well as learned counsel for the State Election Commission and its

Secretary (respondent nos.7 and 8) contest the claim of the petitioners of both

the writ petitions.

5. I.A. No.2222 of 2010 and I.A. No.3421 of 2010 were filed by two

interveners, namely S.M. Ali Imam and Surendra Kumar Jha, who had contested

the election of Benipur Nagar Parishad from different wards, for being

impleaded as respondents in the first writ petition and their said applications

were allowed vide order dated 15.07.2010 and they were directed to be added as

respondent nos.9 and 10. They contest the claim of the writ petitioners.

6. I.A. No.6339 of 2010 was filed by one Mahendra Paswan for being

impleaded as party respondent in the first writ petition claiming that he had

contested the election of Benipur Nagar Parishad from one of its wards. Hence,

this interlocutory application is allowed and he is permitted to be added as

respondent no.11 to the first writ petition. He contests the claim of the writ

petitioners.

7. I.A. No.6900 of 2010 was filed by three applicants, namely Shailendra

Mohan Paswan, Smt. Manjula Devi and Smt. Arti Devi for being added as

intervener petitioners in the first writ petition claiming that when the said writ

petition was filed they were petitioner nos.2, 3 and 4 and they had also filed

their duly executed vakalatnama, but the then learned counsel for the petitioners

wrongly deleted their names on 19.01.2010. In the said circumstances, they

want to proceed with the first writ petition along with petitioner no.1 for the

releifs claimed therein. They have also filed their duly executed vakalatnama

and accordingly the said interlocutory application is allowed and they are

permitted to be added as petitioner nos.2, 3 and 4 to the first writ petition.
-5-

8. Another application bearing I.A. No.6948 of 2010 has been filed by

three applicants, namely Bisundeo Paswan, Mani Kant Jha and Lallan Jha for

being added as party respondents in the first writ petition claiming that they

were also residents of Benipur sub-division. Accordingly, this interlocutory

application is allowed and they are permitted to be added as respondent nos.12,

13 and 14 to the first writ petition. They support the claim of the writ

petitioners.

9. Learned counsel for the petitioners of the first writ petition (C.W.J.C.

No.1297 of 2010) stated that Benipur Block of Darbhanga district contained

several Gram Panchayats, namely Gram Panchayat Raj Basuham, Gram

Panchayat Raj Benipur, Gram Panchayat Raj Bahera and Gram Panchayat Raj

Mahujala each of them having jurisdiction over several villages. In all the

foresaid Gram Panchayats elections were admittedly held in the year 2006 and

since then the said Gram Panchayats with their elected representatives and

Mukhiyas had been duly functioning in accordance with the provisions of the

Bihar Panchayat Raj Act, 2006 and their tenure of five years is going to expire

in the year 2011.

10. Learned counsel for the petitioners of the first writ petition also

stated that all of a sudden on 20.05.2009 Notification No.1691 of 2008

(Annexure-4) was issued by Urban Development and Housing Department,

Government of Bihar under the provision of section 6 of the Bihar Municipal

Act, 2007 constituting Benipur Nagar Parishad (Municipal Council)

amalgamating 24 villages mentioned therein which were parts of four Gram

Panchayats mentioned above within Benipur Block and holding that the

provisions of the Bihar Municipal Act, 2007 will be applicable to the entire area,

meaning thereby that the provisions of the Bihar Panchayat Raj Act, 2006 would

no longer be applicable to the said villages and the Gram Panchayats, consisting
-6-

of the said villages, would become non-existent much before the expiry of their

terms of five years as provided in law.

11. Learned counsel for the petitioners of the first writ petition claimed

that after enquiry they learnt that on 21.10.2008 Letter No.2008/C was sent by

the Deputy Secretary-cum-Director, Urban Development and Housing

Department to the District Magistrate, Darbhanga stating that the Minister of

the Department had sent Memo No.722 dated 03.10.2008 for taking steps under

the provisions of the Bihar Municipal Act, 2007 for formation of Nagar

Panchayat of Benipur Block in which at least 75 per cent population were

dependent on non-agricultural resources and hence the District Magistrate,

Darbhanga was directed to send information on the annexed form with regard to

the required informations and clear proposal. It further transpires that in

response to the aforesaid letter the District Magistrate, Darbhanga filled up the

form and sent it along with his recommendation (Annexure-3 series at page-18)

stating that the population of the said area of Benipur Block was 2,03,000 out of

which 48,000 persons were not dependent on agricultural resources, which

amounted to more than 75 per cent of the population. It also transpires that a

draft notification under section 4 of the Bihar Municipal Act, 2007 was

published on 20.01.2009 with respect to the aforesaid 24 villages for creation of

Benipur Nagar Parishad calling for objection under section 5 of the Act, but it

was not published in any newspaper as required in law nor any enquiry was held

as required under section 3 of the said Act.

12. Learned counsel for the petitioners of the first writ petition further

claimed that the calculation made by the authorities was prima facie wrong and

no concrete data was produced nor there was any material to show that the said

area had 75 per cent urban population. Section 7 of the Bihar Municipal Act,

2007 specifically provided that for the aforesaid purposes the last preceding
-7-

census has to be considered and the last census was of 2001, whereafter no

census had been done and hence in view of the aforesaid provisions of law

formation of Nagar Panchayat had to be done on the basis of the aforesaid

census of 2001, but the said census (Annexure-13 to supplementary affidavit

dated 30.04.2010) clearly showed that in the entire Benipur block there was no

urban population rather the entire population was rural and based on agriculture.

13. Learned counsel for the petitioners of the first writ petition averred

that 90 per cent of the families of Benipur Block are involved in agriculture and

allied works and there is no industry or urban business centre therein and hence

elections of Gram Panchayats were held in those areas in the year 2006,

whereafter the elections of Primary Agriculture Credit Societies were also held

in those villages and the said Panchayats and Societies have been working since

then, without ever being disturbed.

14. It was also argued on behalf of learned counsel for the petitioners of

the first writ petition that according to the provisions of the Bihar Municipal

Act, 2007 it was incumbent upon the authorities to take any such step only after

consultation with the various Gram Panchayats in the Block, but the authorities

concerned without even informing them suo motu issued notification merely on

the basis of whims and fancies of the politicians as well as the Minister of the

Department concerned, without even ascertaining the wishes of people of the

area and without following the procedure prescribed in law. Hence, he

submitted that the impugned notification is fit to be rejected.

15. Learned counsel for the petitioner of the second writ petition

(C.W.J.C. No.4039 of 2010) added that letter dated 21.10.2008 (Annexure-2)

sent by Urban Development and Housing Department to the District Magistrate,

Darbhanga as well as Report of the Block Development Officer, Benipur dated

24.10.2008 sent to the District Magistrate, Darbhanga clearly showed that
-8-

original proposal was to create Benipur Nagar Panchayat from Gram Panchayats

but finally it was converted to Nagar Parishad. He further submitted that

Government Letter (Annexure-2) was sent on 20.10.2008, whereafter the Sub-

Divisional Officer sent the Memo on 23.10.2008 to Block Development Officer

for enquiry and report and the Block Development Officer submitted his report

on 24.10.2008, although such an extensive matter with regard to population of

the entire Block and its occupation with details cannot be possibly enquired into

and reported within one day. Hence he submits that such a serious matter

requiring detail enquiry was done in a most hasty manner apparently due to

illegal pressure from above.

16. Learned counsel for the petitioner of the second writ petition also

claimed that the provision of sections 3 and 4 of the Bihar Municipal Act, 2007

was not complied by the authorities concerned as neither any enquiry was held

nor any publication was made in accordance with law nor even any objection

was called, although it was statutory duty of the authorities concerned. He

further stated that the respondents have failed to show by any material the basis

of their assumption that 75 per cent of the population of Benipur Block had

become urban, although in the last census of 2001 the entire population of

Benipur Block was found dependent upon agriculture.

17. Learned counsel for the applicants of I.A. No.6900 of 2010, who

have been added as petitioner nos.2, 3 and 4, adopted the arguments of learned

counsel for the petitioners of both the writ petitions. Learned counsel for the

applicants of I.A. No.6948 of 2010, who have been added as respondent nos.12,

13 and 14 to the first writ petition, supported the claim of the writ petitioners

reiterating that no step was taken by the authorities in accordance with law nor

any opportunity was given by the authorities to the concerned persons or the

Gram Panchayats to participate in the enquiry or the proceeding.
-9-

18. Learned counsel for the State of Bihar and its authorities

vehemently opposed the claims raised by the petitioners and stated that Benipur

sub-division was created vide notification no.524 dated 20.11.1976 having its

Headquarter at Benipur which is market area and Gram Panchayats of Benipur,

Bahera, Basuham and Mahujala are adjoining to the sub-divisional headquarter

of Benipur and more than 80 per cent population of the said area is dependent

on non-agricultural activities and is engaged in business and commercial

activities which are amply present in the area which is fully explained in the

report of the Sub-Divisional Officer, Benipur and hence it fulfils all the criteria

of a Nagar Parishad. It is also stated that Benipur Nagar Parishad includes

Bahera Bazar, Registry Office, Police Station, Colleges, Courts of Law and

Government Offices.

19. Learned counsel for the State of Bihar and its authorities also

averred that petitioner no.1 of the first writ petition was the Mukhiya of

Basuham Gram Panchayat and he had himself contested Benipur Nagar

Panchayat election from Ward No.8, whereas petitioner no.3 of the first writ

petition had also contested Benipur Nagar Parishad election from Ward No.15

and hence both of them had accepted the creation of Benipur Nagar Parishad

and they have no right to file the instant writ petition. Learned counsel for the

State of Bihar further averred that the resolutions were passed by all the persons

concerned and only thereafter the process of converting the entire area of the

said four Gram Panchayats into Benipur Nagar Parishad was started which was

legal and proper and in accordance with the provisions of the Bihar Municipal

Act, 2007.

20. Hence he argued that there is no occasion for this court to interfere

specially when the power of judicial review is limited to process only. In this

connection learned counsel for the State of Bihar relies upon a decision of Full

– 10 –

Bench of this court in case Shree Krishna Prasad Singh & others vs. The

State of Bihar & others, reported in 1978 P.L.J.R. 446 as well as a decision

of this court in case of Sheonath Rai and others vs. The State of Bihar,

reported in 1989 (1) P.L.J.R. 56. Learned counsel for the State of Bihar also

relied upon a decision of the Apex Court in case of Bhaskar Textile Mills Ltd.

vs. Jharsuguda Municipality and others, reported in A.I.R. 1984 SC 583.

21. Learned counsel for the State Election Commission and its

authorities also opposed the contentions of learned counsel for the petitioners

and stated that when after draft notification no objection was received from

anyone, final publication was made by the authorities concerned and hence it

was legal and valid and has been frivolously challenged by the writ petitioners.

He also adopted the arguments made by learned counsel for the State of Bihar

and its authorities and relied upon an order of a Division Bench of this court

dated 16.07.2010 passed in C.W.J.C. No.6291 of 2010 and other analogous

cases of Manoj Rai and others Versus The State of Bihar and others etc.

22. Learned counsel for the applicant of I.A. No2222 of 2010, who has

been impleaded as respondent no.9 to the first writ petition, also contested the

claim of the petitioners stating that the total population of the Parishad is 62,203

out of which 48,000 are based on non-agricultural activities and hence more

than 75 per cent of the population is engaged in non-agricultural work which is

apparent from the report of Sub-Divisional Officer, Benipur dated 24.10.2008

(Annexure-C to I.A. No.2666 of 2010). He further stated that petitioner no.3 of

the first writ petition had raised objection to the draft notification on 31.07.2009

(Annexure-E to second supplementary counter affidavit) which was rejected by

the concerned authority, namely Sub-Divisional Officer, Benipur on 16.08.2009

(Annexure-F) but the said rejection was never challenged by any of the

petitioners.

– 11 –

23. Learned counsel for respondent no.9 also relied upon a decision of

this court in case of Raghunath Pandey and others vs. The State of Bihar

and others, reported in 1982 P.L.J.R. 49, as well as four decisions of the Apex

Court on the point of judicial review in case of Tata Cellular vs. Union of

India, reported in (1994) 6 Supreme Court Cases 651, in case of Anugrah

Narain Singh and Another vs. State of U.P. and others, reported in (1996) 6

Supreme Court Cases 303, in case of Balco Employees’ Union (Regd.) vs.

Union of India and others, reported in (2002) 2 Supreme Court Cases 333

and in case of Damoh Panna Sagar Rural Regional Bank and Another vs.

Munna Lal Jain, reported in (2005) 10 Supreme Court Cases 84.

24. Learned counsel for the applicant of I.A. No.3421 of 2010, who has

been impleaded as respondent no.10 to the first writ petition, also challenged

the claim raised by the petitioners and averred that in view of the provisions of

Article 226 of the Constitution of India, the High Court is not an appellate court

and hence it has only the jurisdiction for a judicial review when there is a

violation of any specific provision of law or there is a grave error in the

procedure adopted by the authorities. He further claimed that there is no

illegality in the impugned action of the authorities as section 3 of the Bihar

Municipal Act, 2007 is a provision for transition of the area from Panchayat to

Municipality and no bar is provided in developing the area of Gram Panchayat

into a Nagar Parishad, if it fulfils all the criteria and the government is satisfied

on the basis of materials on record. He further claimed that all the process as

provided under sections 3, 5 and 6 of the Bihar Municipal Act, 2007 had been

adopted by the authorities and hence there is no occasion for any fishing enquiry

into the matter specially when no objection has ever been raised under section 5

of the Bihar Municipal Act, 2007 to the draft notification under sections 3 and 4

of the Bihar Municipal Act, 2007 and hence the government was quite justified

– 12 –

in preparing and publishing notification under section 6 of the Bihar Municipal

Act, 2007 specially when the people of the area had themselves approached the

authorities for constitution of Nagar Parishad.

25. Leaned counsel for the said interveners also claimed that census

report of 2001 shows 75 per cent of the entire population to be non-agriculturists

in support of which he produced Annexure-I/3 to his supplementary affidavit

dated 21.04.2010. He further claimed that Benipur Nagar Parishad had Sub-

Treasury, Jail, Nationalized Banks, Indian Oil Retail Outlet, Sub-Registry

Office, Bahera Police Station, Five kilometers of uniform market on both sides

of the road, Bar Council, Courts of Law, Market Hub, High Schools, Colleges,

Hospitals, Telephone Services, Small Scale Industries, Public Stadium,

Kerosene Depot and several offices of companies, etc. He further averred that

the term „non-agriculturists‟ is defined in Clause 90 of the Anudesh Pustika

issued by Central Government for the purposes of census. Hence, he argued that

the acts of the authorities concerned were quite legal and justified.

26. Learned counsel for the applicant of I.A. No.6339 of 2010, who has

been impleaded as respondent no.11, also contested the claim of the petitioners

on the ground that the population chart prepared by the authorities concerned

clearly showed that more than 75 per cent of the population was based on non-

agricultural activities and there was a presumption of correctness to the

government document unless contrary is proved. Hence, the provision of section

3(iii) of the Bihar Municipal Act, 2007 has been fully satisfied and there is

nothing to disprove the documents of the authorities. He further claimed that the

transition of the area from Gram Panchayat to Nagar Parishad was as per the

resolution of general people of the area including the petitioners, whereafter

some of the petitioners themselves fought election of Nagar Parishad and lost,

due to which only they filed the instant writ petition. He further relied upon a

– 13 –

decision of this court in case of Raghunath Pandey and others vs. The State

of Bihar and others, reported in 1982 P.L.J.R. 49 and averred that in any

view of the matter petitioners have not come with clean hand and their writ

petition is fit to be dismissed.

27. Considering the aforesaid arguments raised by learned counsel for

the respective parties as well as the materials brought on record, it is quite

apparent that three points are involved, which are to be considered and decided

in both these cases. They are as follows:-

(A) Whether some of the petitioners themselves having contested the
election of Benipur Nagar Parishad, are precluded from raising
any objection to the formation of the Nagar Parishad?

(B) What should be the basis for fixing the population of the area
concerned, including urban population and rural population, for
creation of Nagar Parishad?

(C) Whether the procedures adopted by the authorities were in
accordance with the provisions of law prescribed in the Bihar
Municipal Act, 2007?

28. So far Point (A) is concerned, it is not in dispute that a couple of

petitioners of the first writ petition had contested the election of Benipur Nagar

Parishad held in the year 2010, but admittedly the remaining petitioners of the

first writ petition (C.W.J.C. No.1297 of 2010) as well as the sole petitioner of

the second writ petition (C.W.J.C. No.4039 of 2010) had not contested the

election of Benipur Nagar Parishad nor had taken part in any of the activities of

the authorities for creation of Benipur Nagar Parishad. In the said

circumstances, the aforesaid objection raised by the respondents is not

sustainable in law and it cannot be legally held that these two writ petitions are

not maintainable due to the aforesaid facts.

29. So far Point (B) is concerned, the term „population‟ is defined

under Section 2, sub-section 74 of the Bihar Municipal Act 2007 which provides

that “population means the population as ascertained at the last preceding census

– 14 –

of which the relevant figures have been published”. Same definition finds place

in Article 243(f) and Article 243-P(g) of the Constitution of India. It is an

admitted fact that the last preceding census was held in the year 2001 and since

then neither any population had been ascertained in accordance with law nor the

relevant figures have been published. The respondents have also completely

failed to produce any fresh census or publication before this court.

30. The respondents have relied upon a couple of reports of

authorities regarding population. One is report dated 24.10.2008 (Annexure-C to

I.A.No.2666 of 2010) submitted by Sub-Divisional Officer, Benipur to the

District Magistrate, Darbhanga holding that the population of the Nagar

Parishad would be 62,203 out of which 48,000 people were involved in non-

agricultural activities. The other report is of the District Magistrate, Darbhanga

on the form (Annexure-3 at page 18 of the writ petition) which was annexed to

letter dated 23.10.2008 (Annexure-3) issued by the Deputy Secretary-cum-

Director Urban Development and Housing Department, Govt. of Bihar to the

District Magistrate, Darbhanga which showed that the total population of the

proposed Nagar Parishad was 2,03,000 out of which 48,000 were dependent

upon non-agricultural occupation and it was assumed to be more than 75 per

cent of the total population. No material at all has been produced by the

respondents which supported the said reports. The said reports are self

contradictory also as 48,000 out of 2,03,000 can never be 75 per cent rather it

will be less than 24 per cent which is not sufficient for creation of any Nagar

Parishad as per the provisions of Sections 3 and 7 of the Bihar Municipal Act,

2007.

31. The population of the area of the proposed Nagar Parishad is

admittedly about 2,00,000 as is also apparent from the population of 24 villages

included in the Notification no. 1691 dated 20.05.2009 (Annexure-4) issued by

– 15 –

the Urban Development and Housing Department under the provision of Section

6 of the Bihar Municipal Act, 2007. Furthermore, there is no report showing that

non-agricultural population of the entire area was about 1,50,000 which would

be 75 per cent of the entire population. In the said circumstances, no reliance

can be placed upon the said reports and mere enumeration of Government and

business activities cannot legally satisfy the specific provisions of law, which

requires a published census. Furthermore the work of fresh census is in progress

and is going to be completed within a year and hence there was no occasion for

creation of the new Nagar Parishad in such a haste-post-haste manner.

32. In any view of the matter, there is no provision either in the

Constitution of India or in the Bihar Municipal Act, 2007 or even in the Bihar

Panchayat Raj Act, 2006 or in any other law for attaching any importance to

such reports, nor such reports can legally be equated with ascertainment of

population in census duly published in accordance with law. Thus, it is quite

apparent that for the purposes of any action taken by the authorities concerned

under the provisions of the Bihar Municipal Act, 2007, the basis for fixing the

population of the area concerned, including urban population and rural

population would be the last preceding census of 2001 until the population is

ascertained afresh in a duly held census by the authorities concerned and the

relevant figures are published in accordance with law.

33. So far Point (C) is concerned it involves the entire scheme of the

system of Local Self Government introduced in the Constitution by 73rd and

74th Amendment Acts of 1992 which came into effect from 24.04.1993 and

01.06.1993 respectively. By the said Amendments Part IX and Part IX-A were

added in the Constitution of India dealing with Panchayats and Municipalities to

be established as recognized systems of Local Self-Government. Articles 243 to

243-O under Part IX of the Constitution provides various features, aspects and

– 16 –

intrinsicalities of Panchayats, whereas Articles 243-P to 243-ZG under Part-IX-

A of the Constitution provides various features, aspects and intrinsicalities of

Municipalities.

34. Article 243-B of the Constitution of India provides that there

shall be constituted in every State Panchayat at the village, intermediate and

District levels in accordance with the provisions of Part-IX of the Constitution.

However, in the Bihar Panchayat Raj Act, 2006, the Panchayats at village level,

intermediate level and District level were termed as “Gram Panchayat,

Panchayat Samiti and Zila Parishad” respectively as per Section 11 (Chapter-

III), Section 34 (Chapter-IV) and Section 62 (Chapter-V) of the said Act. Gram

Panchayat has to be constituted of a village or group of contiguous villages or

part thereof with a population within a territory as nearly as 7,000. Panchayat

Samiti has to be constituted for every Block and its jurisdiction has to be over

all the villages in that Block. Zila Parishad is to have jurisdiction over the entire

District excluding such portion of the District which is included in or under the

authority of Municipality or cantonment Board constituted under any law.

35. Article 243-Q of the Constitution of India provides that there shall

be constituted in every State, Municipalities at three levels, namely Nagar

Panchayat, Municipal Council (Nagar Parishad) and Municipal Corporation in

accordance with the provisions of Part-IX-A of the Constitution. However, in

the Bihar Municipal Act, 2007, classification of Municipal areas has been

detailed in Sections 3 and 7 thereof, according to which Nagar Panchayat is the

smallest one concerning an area in transition from a rural area to an urban area

(small town) having a population between 12,000 and 40,000. A Municipal

Council which is also called Nagar Parishad is a medium urban area having a

population between 40,000 and 2,00,000. Municipal Corporation consists of a

larger urban area having a population of 2,00,000 or more.

– 17 –

36. In the aforesaid facts and circumstances, it is quite apparent that

Constitution of India provides six tiers of Local Self-Government mentioned

above out of which the first three are basically rural in nature, whereas the last

three are basically urban in nature. The factor which determines the rural area

and urban area is the percentage of the population dependant upon non-

agricultural activities which is quite apparent from the Proviso to Section 3 of

the Bihar Municipal Act, 2007 which provided that “non-agricultural population

in all cases shall be 75 per cent or more” and hence only on that basis the State

Government has to determine as to whether a specific area would come under

the purview of Panchayats or would come under the purview of Municipalities.

37. From the entire scheme as provided in Part-IX and Part-IX-A of the

Constitution of India followed by the Bihar Panchayat Raj Act, 2006 and Bihar

Municipal Act, 2007, a systematic upgradation of the area from one level to

another has been provided, i.e. from Panchayat to Nagar Panchayat which is

with respect to the area in transition from a rural area to an urban area and only

thereafter if the required population and percentage of non-agricultural

population are fulfilled, the area can be developed into a Municipal Council

(Nagar Parishad). In the said circumstances, there is no provision to support the

act of the Government for declaring an area to be Municipal Council (Nagar

Parishad) directly from Gram Panchayat all of a sudden in one go without the

area having ever been constituted as a Nagar Panchayat.

38. Furthermore, if the Government decides to create a Municipality by

amalgamating some Gram Panchayats it has to declare its intention after

considering various parameters provided in Section 3 of the Act and to obtain

the consent of the Gram Panchayats concerned and only then it can make draft

publication of notification under Section 4 of the Bihar Municipal Act, 2007.

The said notification has to be published in the official Gazette and in at least

– 18 –

two leading newspapers and a copy of the notification has to be pasted at a

conspicuous place in the office of the Collector of the District or in the office of

the Municipality and also to give information thereof by beat of drum

throughout the local area concerned. Section 5 of the Bihar Municipal Act, 2007

provides opportunities to the inhabitants to submit their objection in writing to

the State Government within one month from the date of draft publication of

notification under Section 4 of the Bihar Municipal Act, 2007 and the State

Government is to take such objection into consideration and only thereafter final

publication of notification under Section 6 of the Act can be made constituting a

Municipal area under the Act.

39. In the instant case, although notifications under Sections 4 and 6 of

the Bihar Municipal Act, 2007 have been produced by the authorities concerned,

but there is no material at all to show that consent of the Gram Panchayats

concerned had ever been sought to be obtained by the authorities concerned

before publication of the draft notification under Section 4 of the Bihar

Municipal Act, 2007. Furthermore, no document has been produced by the

authorities concerned that the provision of Section 4 and its sub-section has been

followed as there is nothing to show that draft notification had been published in

two newspapers or it had been pasted at the required places or any beating of

drum was made. Although one of the respondents had claimed that some

objections had been received under Section 5 of the Act in response to the draft

notification but that has been denied and no admitted or reliable document has

been produced either to show that any objection was filed or was ever decided

by the authorities concerned. However, the entire circumstances of the case,

including the letter of Secretary, Urban Development and Housing Department,

Govt. of Bihar to the District Magistrate, Darbhanga dated 23.10.2008

(Annexure-3) showed that the notifications were issued merely on the wishes of

– 19 –

the concerned Minister for reasons best known to him. In the aforesaid facts and

circumstances, it is quite apparent that the draft notification under Section 4 of

the Bihar Municipal Act, 2007 as well as the final notification under Section 6

of the Act with respect to constitution of Municipal area have not been

published in accordance with law after fulfilling the statutory requirements.

40. So far the case laws relied upon by learned counsel for the

respondents are concerned, the decision of a division bench of this court in case

of Manoj Rai and others (supra) is with respect to transition of a Panchayat to a

Nagar Panchayat in which the authorities had been able to prove that 77 per cent

of the total population were non-agriculturist. This is not the case in the instant

matter. In case of Shree Krishna Prasad Singh & others and other analogous

cases (supra), the Full Bench of this court had considered the various provisions

of the Bihar Municipal (Amendment) Ordinance, 1978 and the principle

involved therein in the facts of that case, but in the instant case the facts and the

principle are completely different and are governed by the specific provisions of

the Bihar Municipal Act, 2007 which has been enacted in view of the specific

provision of Part-IX-A of the Constitution of India. In case of Raghunath

Pandey and others along with other analogous cases (supra), a division bench of

this court considered the provisions of the Bihar Municipal Corporation Act,

1978 which was with regard to alteration of existing boundaries for the

formation of a Municipal Corporation out of existing Municipalities. In the said

provision the question of percentage of urban population had not been made as

it has been specifically made in the Bihar Municipal Act, 2007 which is

applicable to the instant case. Similar is the matter in the decision of the Apex

court in case of Bhaskar Textile Mills (supra) as well as in the decision of this

court in case of Sheonath Rai and others (supra). In the aforesaid facts and

circumstances, the above mentioned decisions which have been relied by

– 20 –

learned counsel for the respondents are not applicable to the facts and

circumstances of this case.

41. So far the various decisions of the Apex Court in case of Tata

Cellular (supra), in case of Anugrah Narain Singh and others (supra), in case of

Balco Employees‟ Union (Regd.) (supra) and in case of Damoh Panna Sagar

Rural Regional Bank and another (supra) are concerned, they are all referred by

learned counsel for the respondents on the scope and jurisdiction of the High

Court with respect to judicial review of the decisions made by the authorities

concerned. No doubt, this court cannot examine the relative merits of different

policies and cannot strike out a policy of the Government merely on the ground

that another policy would have been fairer and better, but when the

decision/action of the Government is contrary to the statutory provision and the

Constitution and is vitiated by arbitrariness, unfairness, illegality, irrationality,

this court is duty bound to pass appropriate orders in that regard as has been

provided in the aforesaid decisions of the Supreme Court. In the said

circumstances, the aforesaid decisions relied upon by learned counsel for the

respondents, in fact, support the claim of the petitioners, who are challenging

the decision making process of the authorities in the aforesaid matter which was

clearly against the specific provision of the Bihar Municipal Act, 2007 and the

Constitution of India.

42. Considering the entire facts and circumstances of the case as well

as the specific provisions of law and the case laws, this court has no option but

to quash draft notification dated 20.01.2009 (Annexure-2) as well as final

notification dated 20.05.2009 (Annexure-4) issued by the authorities concerned

under the provisions of Sections 4 and 6 of the Bihar Municipal Act, 2007

constituting Benipur Nagar Parishad (Municipal Council) and also consequential

steps and directions of the authorities concerned including letters dated

– 21 –

17.12.2009 and 16.12.2009 (Annexures 5 and 6). Accordingly, they are quashed

and these writ petitions are allowed. The Gram Panchayats which were existing

from before would continue to operate as per the provisions of the Panchayat

Raj Act, 2006 as if their areas were not altered and amended.

43. However, if the next census is duly published and fulfils the

requirement and criterion as fixed by law, the State Government will be at

liberty to take fresh steps for creation of Nagar Panchayat/Nagar Parishad after

following the procedure prescribed in the relevant enactments and the

observations made above.

(S.N. Hussain, J.)

PATNA HIGH COURT
Dated, 12th October, 2010.

N.A.F.R.

Sunil/ Harish