IN THE HIGH COURT OF KARNATAKA AT BANGALORE
DATED THIS THE 09TH DAY OF DECEMBER 2009.__
BEFORE
THE HoN'13LE Mr. JUSTICE H N NAGAMOHAN *
W.P.NO. 19299.31 1 /2oo9(c,s¢EL/in)" = I .
BETWEEN:
1. BYRAPPA
s/0 SHIVANNA
AGED ABOUT 35 YEARS,
SRINIVASA TEMPLE ROAD,
OLD mwm, MANDYA. A
2. SMTKAMALA V "
W/O SOMANNA 2:
AGED A_I3ou_7: Y§E_A_R:":- ¢ 4
v.\/.NAGARA. K5'LL1,AI~1i;ALI;'I::'j VA s A
EViANDYA_._
3. I"~IONNAPPA V
s/0 MAYFGA,IAH. _
AGED ABO=U'l'60 Y-F£A"R'S,. _
KALLAP1AI,IJI"'NA'£'E;R_ TAN K» 'ROAD,
MANI'2;'YA._ ' '
/,0'Yr::1v:.MEL.1NGA:AH
;'xGE.D AB,Q»:;T 4j2YEARs
7TH .c'F.0ss,-- Vj.\Z;'NAGARA.
KAILAE-{A1;LI,
3 MAN91'A§"
.7 _ "::;£3«1»~iACYALA1{s1~»IM:
'xv/o_ C.7r£IK}{ASWAE\/ll GOWDA
A 131:) ABOUT 30 YEARS
' _:.\fQ?. 1.093, POLICE COLONY
'é MANDYA.
c;'"V'j'
MAN,D.§/A.
6. S.K.SI-HVAPRAKASH BABU
S/O KEMPEG OWDA
AGED ABOUT 33 YEARS
1473. 2*" CROSS, JAIN COLONY
ASHOKA NAGAR.
IVEANDYA.
7. SM"I".Ifl\I.AI ARASI
XV/O I).ANBU.
AGED ABOUT 30 YEARS
HALAI-iALI-I KEZRE, NEW TAMIL c01;O'NY'«« '_
MANDYA.
8. SMTBHAGYAMMA
w/0 SHANKARAPPA
AGED ABOUT 55 YEARS
NO. 176. BLOCK N010. .
HALAI~iALLI SLUM V
MANDYA.
9. SMT.PUSHPALA'§f_I~lA -- ..
D/O T.1,.GURA:>13A,_.'-- ;
AGED A13oL;f1i.:5.Q Y'LE)_A_RS_ ..
8'1"' CROSS, :~31~1Q*v1 COLONOY,' ' V'
MANDYA. '-
10. 'r.I~.;.s}»»1A1~Jr<A§{1a;O¢GQWDA '
S/O T.I.1)'UR-SVv1L1.ACaa: " """ "
YA~1..ANI3UR 'rAL.w§
C H AAM;x;a.gxJA_NAC».AR. _O;STR1C'r.
O.ow'R_1'Si~1 _ S'
S /Q PU'ITA.I,INAGAiAI--I
_ BED ABOUT 34 YEARS
s\:O'.--32 1. '.1 1"'! '~" CROSS.
, *.__C1;1zxM:;ND:cS1»1wAR1NAOAR.
" i\'§A.3J_I)'\.fA;' ..R'£§SPONDENTS
'SR:}pR.A13;-~:uLn\:C.S.NAvAOC1 FOR C/R3. R4 3; R5
4*.SM'I'.M._C.NAGASHREE. HCGP FOR R1
" " SR! A.NACARA.JAPPA._ ADV. FOR R2}
§l~x,-«"""
These petitions filed under Article 226 <31 227 of the
Constitution of india praying to quash the order dated
30.6.2009 3.1,AI1I'if3XL}I'C~J passed by the RI.
These Pe1.ii':i'ons havi'ng been heard and 1'€3S€1'VE'fi!"i'fJ'l'
orders. this day, NAGAMOHAN DAS J., pi"onoL1i'1eeti,
l"o1lowing_{{:
ORDER
in these writ petitions the p€fI:i.:l.iO}?,i€fS”V helix./_e”pii’a*._\/€310?”–for?fA
a writ in the nature of Certiorairiflio qt;-1.=sl’i thebvortiendgaijed
30.6.2009 as per A11riexure–;}”i«.Vibpaizssed.”‘by’. 1l’1V§3 first
respondent under Sectiolrr 4(1) 501: “the'”Karna1′.al§a Local
Authorities (Prohibition oi’V_Vl:)el’ee.teion} [For shori.
Act’) disqualiififingeilie §3etiiio’ners._a’s’ineiiibers of second’
respondeni -:1 _Ci:;:3}’i\/lu’n’ie:ipéielifflonvncilQ Maridya.
On’ 4e’lee’é–io’11s were held to the second
responden’L*a: lviimieipaail C0a{;eflCi} to elect”. 35 Councilors from
35 w;;f{rcis;. On the results of the election were
clAec:.!&.;ireeiisar1d_[i2.e same was published in the official gazette
on per this ‘notification 21 Councilors
irielLi”dii1g..__”the«”‘§)e1it.ioners and 5’-‘1 respondent, were elected
K :0}”EAA Jzxnaigr Dal {Secular} {for short JD(S]}poli.l’:ical 1:)ariey
_sy1nbo.l*. ‘6 Councilors from Indian National Conggress (i)
l_’,.ar’1}I. 2 crouimiiors from Bharaiiyn Janaia P:-irty and 6
~Vc.ounctilo1’s as independents. These electeci (toun(‘:ilors in
«:»’/”‘”””‘;\
(3
party and formed .21 front” called ‘Abliivrudhi Ra.nga’ and
requested for separate seatirig arrangement” in respondent »~
Council r}’1@€1i1’1gS.
4. Since the petitioners violated the whip’:i.sstieet”b3f””‘~e ‘
‘ the St.at’.e President ot’JD{S) party a_n.d that *iietve”g_§§1ve
up their membership ofihe party. reA$poi’identé>.3’t’o”E’; i:ii»eLi_§i7i.A
Complaint before the first resiz-‘or1£.1_ei1i as per /-\i”iV_tie;>:;t;1«rt2;z’\5to
ciisqualify the petitioners as eouric5i.ior:é.VoI’ Mt1niei.pa1Veotanttii
under Section 4 of the I1:«__t.11;_e.co*2aj’pl}1int at”. Ai1nexure~
A. it is eontendedthat pet.,.it’ion.er’e~.A1″i.;1ve”vo1i1nt’§i1’ily given up
their n’1embe1’s1?iiip’§}t7’JD.(:’3) pi-o1Vi.t,ieet1 Apc’i1’ty”a’nd have formed a
Forum Cai1E3Cal_’Ab’hiVI’LiUhi VR:?3’i’1§§éI””élfitfiVth€1’CE’bI”€ they are to
be disqtialii”ied” 3_[i–)(a] of the Act. Furi’he1′ the
petitione Vi01’c1I.CCV1.’1E:1 (3.WiTljAf)’Ui§SL.1€d by the State Pie:-sident
oI”JD{S)_polit4i’C::i}VV pa.1′..t.y 2i.nt:t:vot:ed in favour of the motion in
the meeting hem’ on 16.1.2009 and as such they are
‘C1,.i.$;(“}«l,,:1.E'”1I4i4i”i€,”_,vC’l”‘}.111d€1’ Section 3{b} of the Act. On these
gi*c$tintfls reS;jo_ne1e11t,s 3 to 5 filed the COIT}])1E1iI11, before the
‘_pf_i1’ste. respondent”
5. Pet.itionei’s entered appearance before the first
reepotideni arid filed their stattemem. of objections interalia
“eoni.er1ding that the State President of the JDIS) party has
0*”
A Division Bench this court. in I\/Iariyappa
i\?a1I’as21ppa Haiavagala Vs. Chief Secretary {LR 1988 Kai’
2675 held as under:
“Tl’1e main olgjecr of the law is to ‘tire-!’iiif9.1f__1’_i’
defections by the Members of various iocal”A.B(JCl1fes;’
from the political parties by L12f’1icl1..I}_1_.ey
The law, {hits provides to Ivzaimairlpolitical”d.ecef1eg-,_
and erhics, in a democraric socieiy. ii’-For Il’18.”.3fz1:9c5ii1E ‘
functiioning of democratic syvsienl arid.sLa.igil’i,iyu”of”iris S
insiimuons. it has been tl1o’ugh5g iha1′: m_uiI.1’.~pE1riy
._p’o-Iiiical morality
system is esser1iiaE,;::*At arty
requires a person to ‘ouf’ of to which
he entered fhraug!’1 a”pariicaZar*.poIit’ic.al7’jjarizy. if he
acts cor1£i*§_1″r;L;«:1jsis5)’Virfjieoniaiidajiesi “Cj’fV’1′,:”L;€3 said party.
Party accepied by the
law_nlaigersnias::;;_f;l1e ~~.corrier~s-tone’;for the success of
our;polificaiirfmsi.iiu.I.ions;…___ If is notfor the courts to
e.>caniine’ihe wisdorzi’beh”i<r:1t1 this policy. "
_"51.2.: Keepiiag"Lhi.s___object 0I'An1.i Defection legislation in
't_nziV1j'ci,,V11-vV_is~ir1ec'essary to examine the controversy in the
;.)1'ese'ni casefj
goihc;9o.1
r _ £3. identical issue came up for consideration before 21
'"—- Division Bench of this couri, in Ni'r1a-Foucia Vs. State
H J s
/v"'
13
State President ofJD{S} political party as not valid. When
the wliip was not valid. the question of d1’sobeyi1′:g the same
by {he f)C1.lLiOl’l€I”S will not arise. ‘I’l1ei'<-:l'01"e the pe1i1'.ioi_ié2fs
are not liable to be disqualifieci uncler Section 33$}..Qf7__il'l':%-;;_42
ACTL. Accordingly. this point is ans\.\='c2i'ecl in 1'1eg;11.i'\?t':… V
On goint NO.2
I5. Pa1'agraph 2[l]{a) vdlfllhs "SCl'l€dl.1l€A3.:.'vL.QW16'
c0ns11'i'.ut1'0n reads as under:
Paraglaph 2 , Di.s£fiuali’llc.€;ti§51′;.’_sgfiaithe grourid of
defeciiori.
(1) sLzh;je£:’:;J.l.i¢ 1-fie’ 1ri1:O{risl::O;:1_s”f1l”{pa1’ag1’aphs 4 and
at;rné1ii’belf'”‘6Vl7 belonging to any
llll llvljolsiifiqal beWd1’squal1’l’ied for being a
l’ . 1′:41en’1bc:1″‘ri_l7 i_h’e,Ifi’0=,3sC. V
{SJlfvheV\2*olL£’nt飒i:ily gives up his 1l1(3I7]b€}’Sl’1ip of
suclip’o’i’itical party; or
l’2?..I’aig.i’a}3l1 3. Disqua1lifi(1ai’.ion on the ground of
A s,iiel’é<%lti\:u'1 not to apply in ('.2186 ol'spliE:. '
Where a member of a House makes a (ilé-U113 that. he
"ganud any other members of his EegislatL:1'e p:-.u'1Ly (:onsi.iiui,e
the group i"ep1'eseni.ing 2: fac:E':.i
than 1/ 3″” members 0′ a le islatttre art: ‘orrh~_a..”‘.
. I2 J. . _
separate group and give to themselves a _cl___i]ferer’i*–t. 9
name without” there being a split. in the origirta._l’political
party. Thus the factum of split.V-‘iii ‘t’he o’rigi_riaAl’~pa.rty–:7
and the number of members in the *i;tjtro’it[)l’=eXcee:linfj*~.hallA
1/3″‘ of the members of the .l_egisla.t:_.tre part’y”a:fe_ t”hel§
conditions to be proved. V ‘ ‘ V n
[u1’1_derIi1:cis..1:1iiiu:1
17. In G.Viswa11athah Tamil Nadu
Legislative Assenabalyr-(19€§6} as under:
11. It; tlhe”v.explat1atlion to para
2{l} g;:f_,;tze..’lT¢rt:;.:;;_ provieles that an elected
member be deemed to belong to the
politicallparttrlif”;..by.aal’ii’ctt. he was set up as a
cat1d.i.da’Ie__fi;r electiori such member. such. person.
so-js”et.,up as a_ lcarioli:l.at.e and elected as a member.
. st-tall3-conli’rt.ue to belong to t:hat party. Ever”: ifsuch a
‘ hiemjbertiswthrown out or expelledfrom the party, for
~. lthe the Tenth Schedule he will not: cease
t:’o.. be ,_h’ie.r7.;tl:)Aer of the political party that had him
up (is ai- cancliclatefor the election. He will corttinue to
it belong to that political party even if he is treated as
‘tm:ati.aclriecl’/ The further question is tvhen does a
person “voluntarily give up” his membership of such
political party. as provided in para 2{ Uta)? ‘t”he act of
volitrttart’.l_t; giving up the membership of the political
,*/K’
d\\_/’
party may be either express or implied. When a
person who has been thrown out: or expelled from the
party which set him up as a candida.t:e and go-t__
elected. joins another {new} party, it will c?ertai:1_iy._’tt*.._
amount. ITO his voluntarily giving up the nterr1ber’s-hip’Vqjf” . h
the political party which had set’ him. 1,.ip__” as’-_a’
candidatefor election as such menziber.
14. Our attention was a’ra1t)ri ti3._t.h’e d€€”t’S’i'{)’:’1v”Q]. thish
Court’ in Ravi S.Naitc V. Union of “tnE:ifa. tr1tt1_e’soijd aecision.
para 2{I){a} Qf the Tenth. SCh€(Vi.£.tl{J.:”Qf”the Constritution was
construed and it is obserueof’ at ISCC para 1 1)
“The sai.d_ fgaragrajfih disfqtiaiificat’toI’i
of a member betoi’tgit’i_qWto a political
party has vgiuen up his
riiernberstaif), of:xfsttch’*;joli.t’ieai”}jarty’. The words
‘voli.tnt.a.riii; inernbership’ are not:
s’i;nony.t’fnot.t.sb u–>it.h.:’:’es’i§}nation’ and have a wider
Cor.r1notat’ion,_:V A..fJersonb”n1ay voiunta.riiy give up his
oj”av–potiticai party even though he has ,
A Knot his resignation’/’rom the membership
Even in the absence of a format
” resi’griati’oi_ij}’r(>r:ri membership an itlferemre can be
(ii’aLLti’1a\]ror’Ii the conduct of a member that he has
. .uoittniariiy given up his membership of the poiitieai
= .;_)a.s”t.y to which he belongs”
bit)!’ he of his own uotit:ionjoins another pol1′.t.it:al party. as the
appeiiants did in the present case. he must be taken. to have
.3
c:?”‘–*”‘
‘1″)
F01′ the reasons stated above. the writ petiiions are
hereby dismissed. The impugned order disq1,1a1Ii£’ying’ Ehe
pe1.iti.o11e1’s is hereby corlfimled not for the re21s0z1sVV.sVia’1’e.;i
by the first respo11de1’1t but for the reasons sieu_e’Ci”«§r1’~–.i_hi.:a_.v
order.
DKB/ LRS