High Court Kerala High Court

Chirayinkeezhu A.Babu vs The Delimitation Commission on 1 March, 2010

Kerala High Court
Chirayinkeezhu A.Babu vs The Delimitation Commission on 1 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 4237 of 2008(D)


1. CHIRAYINKEEZHU A.BABU, ADVOCATE,
                      ...  Petitioner

                        Vs



1. THE DELIMITATION COMMISSION,
                       ...       Respondent

2. MR.JUSTICE KULDIP SINGH (RETD),

3. MR.B.B.TANDON, MEMBER,

4. MR.N.MOHANDAS, MEMBER,

5. MR.SHANGARA RAM, SECRETARY,

6. THE ELECTION COMMISSION OF INDIA,

7. THE KERALA STATE ELECTION COMMISSIONER,

8. THE CHIEF ELECTORAL OFFICER,

9. THE UNION OF INDIA,

10. STATE OF KERALA,

                For Petitioner  :SRI.T.P.KELU NAMBIAR (SR.)

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,ELE.COMMN.

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

 Dated :01/03/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 4237 of 2008-D
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 1st day of March, 2010.

                                 JUDGMENT

The important question that is raised in this writ petition is with

regard to the power of the Delimitation Commission of India to issue a

corrigendum notification, after the publication of the order delimiting the

Constituencies under Section 10(1) of the Delimitation Act (for short ‘the

Act’). It is also contended that the Statute does not confer any such power

and the only provision is the one conferring power under Section 11 of the

Act on the Election Commission to correct any printing mistake in any

order made under Section 9 or any error arising therein by way of

inadvertent slip or omission.

2. The bare facts for the disposal of the writ petition are the

following: The petitioner is a permanent resident and voter in

Chirayinkeezhu Assembly Constituency and is a lawyer. Prior to the

delimitation of the Constituencies, Chirayinkeezhu Panchayat was part of

Attingal Assembly Constituency.

3. After the formation of the Delimitation Commission in terms of

the Delimitation Act, 2002, Ext.P2, a proposal for delimitation of the

wpc 4237/2008 2

Parliamentary and Assembly Constituencies in the State was published. In

the proposal serial No.128 Attingal and serial No.129 Chirayinkeezhu

were to be reserved as SC Constituencies. After the consideration of

various objections submitted by several voters including the sitting M.L.A.

of Attingal, viz. Shri Vakkom B. Purushothaman, the final order was

published by the Commission as per Ext.P3. Going by the final order

published on 31.5.2005, serial No.129 Chirayinkeezhu Assembly

Constituency was removed from the list of SC reserved Constituency and

instead serial No.133 Vattiyoorkavu was made as SC reserved Constituency

in Thiruvananthapuram District.

4. Ext.P4 is the corrigendum notification issued nearly after three

years, viz. on 16.1.2008 whereby the Delimitation Commission ordered that

the status of 129 Chirayinkeezhu Assembly Constituency shall be as

reserved for Scheduled Castes, ie. 129 Chirayinkeezhu (SC) instead of 133

Vattiyoorkavu (SC) and 133 Vattiyoorkavu (SC) shall be shown as a

General Constituency. This is under attack on various grounds, in this writ

petition.

5. Heard Shri T.P.Kelu Nambiar, learned Senior Counsel and Shri

K.V. Sohan, appearing for the petitioner and Shri Murali Purushothaman,

learned Standing Counsel appearing for the respondents.

wpc 4237/2008 3

6. Respondents 2 to 4 are respectively, the Chairman and Members of

the Delimitation Commission and the 5th respondent is its Secretary.

7. Shri T.P. Kelu Nambiar, learned Senior Counsel appearing for the

petitioner contended that after Ext.P3 final order was passed, the

Delimitation Commission has ceased to exist. Section 11 of the Act

enables the Election commission to correct any printing mistake in any of

the orders made by the Delimitation Commission under Section 9 or any

error arising therein from an inadvertent slip or omission. The Delimitation

Commission has no power to amend or correct the final order including any

printing mistake or any error after the publication of the order under Section

10(1) of the Act. Ext.P3 is the order published by the Delimitation

Commission under Section 10(1) of the Act as per the modes provided

therein including Official Gazettes and going by sub-section (2), it shall

have the force of law and shall not be called in question in any court. The

said notification was approved by this Court in the decision in Chief

Electoral Officer v. Sunny Joseph (2005 (4) KLT 599) and therefore the

Commission cannot tinker with the said order, as is done presently. It is an

order passed without jurisdiction as the Commission became functus officio

after the publication of Ext.P3 notification. The bar under Article 329(a) of

the Constitution of India to challenge in any Court the order issued by the

wpc 4237/2008 4

Delimitation Commission under the Act will not apply here. Ext.P4 is

totally null and void; it has to be ignored and Ext.P3 therefore has to be

declared as valid for all purposes. It is also contended that going by the

principles contained in Section 9(1)(c) of the Act, the SC Constituencies

should not be clustered, but shall be distributed and herein these two

Constituencies which are adjoining and from the same taluk, are now shown

as SC reserved Constituencies.

8. Shri Murali Purushothaman, learned Standing Counsel appearing

for the Election Commission of India and the Delimitation Commission, by

relying upon the statements filed in support of the action, submitted that the

Delimitation Commission did not become functus officio as on the date of

publication of Ext.P4. In the light of the bar under Article 329(a) of the

Constitution, the consolidated order Ext.P5 is having the force of law, it is

beyond challenge and therefore the writ petition is not maintainable,

especially in the light of the decision of the Apex Court in Meghraj

Kothari v. Delimitation Commission and others (AIR 1967 SC 669

which was followed by the Division Bench of this Court in Sunny Joseph’s

case (2005 (4) KLT 599). Ext.P4 can also be treated as an order issued

under Section 9 and therefore the same also gets protection under Section

10(2) of the Act, and the Delimitation Commission is well within its power

wpc 4237/2008 5

to issue the corrigendum notification. Learned Standing Counsel relied

upon various decisions of this Court and that of the Apex Court in this

regard.

9. As already noticed, Ext.P2 is the proposal published by the

Delimitation Commission under Section 9(2) of the Act, 2002 for the

delimitation of Parliamentary and Assembly Constituencies in the State of

Kerala. Ext.P3 is the order passed under Section 9(2) of the Act and

published under Section 10(1) of the Act finalising the above proposal after

considering objections and suggestions made in public sittings. Ext.P5 is

the Delimitation of Parliamentary and Assembly Constituencies Order, 2008

made by the Election Commission, viz. the consolidated order in respect of

all the States.

10. On behalf of the respondents, various documents have been

produced. Annexure A is the guidelines prescribed by the Delimitation

Commission for the purpose of completing the whole exercise. Annexure B

is the photo copy of the Delimitation (Amendment) Ordinances, 2008 and

Annexure C is the photo copy of the Presidential Order issued under

Articles 82 and 170(3) of the Constitution dated 19.2.2008 by which the

Delimitation order in respect of the 22 States/Union Territories have been

made applicable from 19.2.2008. Thus, by Annexure C, Ext.P3

wpc 4237/2008 6

Delimitation Order, which, as corrected by Ext.P4, has been given effect

from 19.2.2008.

11. Some of the provisions of the Delimitation Act, 2002 also will

be relevant for considering the legal issues raised in this writ petition. The

Delimitation Commission is constituted under Section 3 of the Act and

under Section 4(2), the Commission shall readjust the division of each State

into territorial constituencies for the purpose of elections to the House of the

People and to the State Legislative Assembly on the basis of the census

figures and ascertained at the census held in the year 2001. Section 9(1)(c)

is important, which is extracted below:

“(c) constituencies in which seats are reserved for the Scheduled

Castes shall be distributed in different parts of the State and located

as far as practicable, in those areas where the proportion of their

population to the total is comparatively large.”

12. Section 10(1) empowers the Commission to publish its order

made under Section 8 or 9 in the Gazette of India and in the official

Gazettes of the States concerned and simultaneously cause such orders to

be published at least in two vernacular newspapers, etc. Section 10(2) is

also important for the purpose of this case which is extracted below:

“(2) Upon publication in the Gazette of India, every such order shall

have the force of law and shall not be called in question in any

wpc 4237/2008 7

Court.”

Going by sub-section (2) of Section 10, the order passed by the Commission

herein, (Ext.P3) shall have the force of law and shall not be called in

question in any Court. Section 11 empowers the Election Commission to

correct any error arising from an order under Section 9 by inadvertent slip

or omission, etc.

13. The first question to be considered is the one which is

vehemently argued by the learned Senior Counsel Shri T.P. Kelu Nambiar

appearing for the petitioner, that the entire exercise done by the

Commission is without any power and jurisdiction and therefore null and

void. Reliance is placed on Sunny Joseph’s case (2005 (4) KLT 599)

wherein the Division Bench after interpreting Sections 10(1) and 10(2) of

the Act, held that judicial review is not permissible against the order of the

Delimitation Commission. It was held by the Division Bench speaking

through K.S. Radhakrishnan, J. (as he then was) that “By Article 329(a) the

validity of any law relating to the delimitation of constituencies or the

allotment of seats to such constituencies cannot be called in question in any

Court. The difference in the phraseology used in Article 329(a) and (b)

may give some room for challenging the orders passed under Article 329(b)

under Article 226 of the Constitution of India on certain limited grounds

wpc 4237/2008 8

but not the orders relating to delimitation of constituencies which fall under

Article 329(a).” The words “shall not be called in question” are absent in

Article 329(b), but very much present in Article 329(a).” Article 329(a) is

extracted below:

“(a) 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 Art.327 or Art.328, shall not be

called in question in any court.”

Therefore, the Division Bench, following the decision of the Apex Court in

Meghraj Kothari’s case (AIR 1967 SC 669), put a lid on the order Ext.P3

beyond the pale of challenge and hence it is pointed out that as this Court

also cannot touch it under Article 226 of the Constitution and hence the

Delimitation Commission could not have passed Ext.P4..

14. Learned Senior Counsel Shri T.P. Kelu Nambiar further

submitted that the Delimitation Commission became functus officio after

the publication of Ext.P3. The pleadings made by the respondents in this

regard are relevant, since they dispute the same. It is pointed out in the

statement filed on behalf of the respondents dated 18.2.2008 that after the

Census Commission of India published the relevant figures of the 2001

census on 31.12.2003, the Delimitation Commission of India commenced

wpc 4237/2008 9

the work of delimitation of Parliamentary and Assembly constituencies

from 2004. Final orders have been published as on the date of filing of the

said statement in respect of all States and Union Territories, except Assam,

Arunachal Pradesh, Nagaland and Manipur. In respect of these States, the

Delimitation has been deferred by the President of India under the

Delimitation Act, 2002 as further amended in 2008. The Delimitation

Commission was carrying out its task assigned to it under the Constitution,

Representation of the People Act and the Delimitation Act then and the

Commission would become functus officio only after completion of the

task. It is therefore submitted that since the Delimitation Commission was

functional and as no consolidated Delimitation order has been published

by the Election Commission at that point of tine, Ext.P4 is perfectly within

jurisdiction. It is passed in exercise of the inherent powers of the

Delimitation Commission. The Election Commission can exercise the

power under Section 11 only after the process of delimitation in all States is

completed by the Delimitation Commission.

15. In the further statement filed on 26.3.2008, it is pointed out that

in exercise of the powers under Section 10A(1) of the Act, the President of

India has by order published in the Gazette of India deferred the

delimitation exercise in the States of Assam, Arunachal Pradesh, Nagaland

wpc 4237/2008 10

and Manipur. Annexure B is the copy of the Delimitation (Amendment)

Ordinance, 2008. Annexure C published by the President of India in

exercise of the powers under Articles 82 and 170(3) of the Constitution, is

dated 19.2.2008. Therein, Ext.P3, corrected by Ext.P4 has been given

effect from 19.2.2008. In the additional statement dated 20.10.2008 filed

by the respondents, it has been pointed out that the Chairperson of the

Delimitation Commission informed the Government of India about the

accomplishment of delimitation work by the Delimitation Commission and

expressed its intend to demit the office of the Chairperson with effect from

31.5.2008 and the Government of India in exercise of the powers

conferred by Section 3 read with sub-section (6) of Section 10 of the

Delimitation Act, has notified the 1st day of June 2008 as the date on which

the Delimitation Commission shall cease to exist. The same has been

produced as Annexure D.

16. In the light of the factual scenario pointed out above, it cannot be

said that the Delimitation Commission became functus officio after

publication of Ext.P3 order. As on the date of Ext.P4 order, therefore, the

Commission was continuing its official functions and by Annexure D

notification dated 23.5.2008 it has ceased to exist with effect from

1.6.2008. The question is whether in the light of Section 11 of the Act,

wpc 4237/2008 11

conferring powers on the Election Commission of India, the power to

correct any inadvertent slip or omission, etc. the Delimitation Commission

retains the very same power in the absence of any express provisions under

the Act.

17. It is well settled that a statutory power will be construed as

impliedly authorising everything which can be regarded as incidental or

consequential to the power itself, and it is also well settled that the power

can be exercised from time to time as occasion requires. Normally after an

order is issued by the Delimitation Commission of India under Section 9

and published under Sections 10(1) and 10(2) of the Act, the Delimitation

Commission will cease to exist. It is evident from Section 11(1)(a) that

the Election Commission is conferred with the power to correct any printing

mistake in any of the orders made by the Commission under Section 9 or

any error arising therein from an inadvertent slip or omission. The said

power is given obviously to promote public interest itself, as otherwise such

orders, unless allowed to be corrected, will throw the system open to

criticism.

18. But, will it deny the power of the Delimitation Commission

while the said Commission is in office, to correct an accidental error or

omission, merely because of the publication of the order under Section 10

wpc 4237/2008 12

(1) of the Act? Herein, in Ext.P4 it is pointed out that due to purely clerical

error in the EXCEL sheets relating to Thiruvananthapuram District

prepared at the time of signing the final order in respect of Kerala State, the

total SC population and percentage of SCs in 133-Vattiyoorkavu (SC) AC

were inadvertently shown as 55530 and 24.74% respectively, which were

wrong and whereas the correct figures were 23214 & 10.34% respectively.

In Chirayinkeezhu there is a higher percentage of SC (15.99%). It is

pointed out in Ext.P4 itself that in the light of the correct figures and in the

light of the general principles adopted by the Commission for reservation of

Assembly Constituencies for SC in terms of Section 9(1)(c) of the Act.

129-Chirayinkeezhu AC should qualify for reservation as SC instead of

133-Vattiyoorkavu SC.

19. Herein, I may refer to a decision of a learned Single Judge of this

Court in V.V. Prakasini v. K.P.S.C. and others (1993 (1) KLJ 632)

wherein it was held that public authority has power to correct apparent

mistake even without a specific provision. Rule 3(c) of the KS & SSR was

challenged on the ground that the power conferred is unguided. While

considering the power of the Public Service Commission under Rule 3(c)

to cancel an advice of a candidate which was wrongly made, T.L.

Viswanatha Iyer, J. held thus in para 18:

wpc 4237/2008 13

“Such a reserve power to correct mistakes committed by itself has to
be located in every public authority in the interest of justice and to
avoid arbitrariness. It is not uncommon – in fact it is a human falling

– that errors are committed in the conduct of human affairs.
Infallibility is not a human virtue, that being a quality attributable
only to the Almighty. Such a power to correct apparent mistake is
therefore an absolute necessity and has to be found in every
authority, even without a specific provision. …………………Equally if
the higher ranking given to the petitioner could have been
successfully challenged as patently erroneous, why not the same
result be achieved by the Commission itself rectifying what
otherwise was an obvious mistake committee by it? Conferment of
such a power is found in various statutes and is an essential requisite
for achieving the ends of justice.”

An earlier decision of this Court by the same learned Judge in Sasidharan

v. Reserve Bank of India (1990 (2) KLT 573) and the decision of the

Apex Court in State of Punjab v. Jagdip Singh (AIR 1964 SC 521), have

been relied upon, to explain the said legal position. The Apex Court in the

above decision, held thus while analysing a similar issue:

“The question then is as to the effect of a void order of confirmation.

When an order is void on the ground that the authority which made

it had no power to make it cannot give rise to any legal rights, and as

suggested by the learned Advocate General, any person could have

challenged the status of the respondents as Thahsildars by instituting

proceedings for the issue of a writ of quo warranto under Article 226

of the Constitution. Had such proceedings been taken it would not

wpc 4237/2008 14

have been possible for the respondents to justify their status as

permanent Tahsildars and the High Court would have issued a writ

of quo warranto depriving the respondents of their status as

permanent Tahsildars. Now, where the Government itself realises

that an order made by an authority under the Government is void, is

it powerless to do anything in the matter? It is bound to give effect

to a void order and treat as confirmed Tahsildars persons who have

no legal right to be treated as confirmed Tahsildars? Is it not open to

the Government to treat the confirmation as void and notify the

persons affected and the public in general of the fact of its having

done so by issuing a notification of the kind it made on October 31,

1957? In our opinion where a Government servant has no right to a

post or to a particular status, though an authority under the

Government acting beyond its competence had purported to give

that person a status which it was not entitled to give he will not in

law to be deemed to have been validly appointed to the post or given

the particular status.”

20. In the earlier decision, in Sasidharan’s case (1990 (2) KLT

573), the learned Judge considered a case where the appointing authority

corrected a mistake in making a wrong appointment without reference to

seniority. It was held thus in para 7:

“The power is inherent in any administrative authority to correct

accidental mistakes committed by it, in ignorance of, or overlooking

the facts. Indeed such power should be exercised, where rights of

wpc 4237/2008 15

third parties have been affected by the mistaken proceedings, without

their knowledge, and without their being heard, resulting in

miscarriage of justice. If the power to correct inadvertent mistakes is

not recognised and accepted, it may lead to perpetuation of injustice

and to undesirable consequences. A person whose rights are so

affected by an illegal order passed behind his back need not be

compelled to rush to court to get it set aside, on pain of its being held

binding otherwise. The authority concerned can itself remedy the

mischief, on its being apprised of its mistake and the injustice

flowing therefrom. (See in this connection Karunakaran Nambiar v.

Director of Public Instruction – 1966 KLT 290). Such an order does

not affect any rights of the party benefiting by the mistake, as no

rights legally inhered in him by virtue of the mistaken order. Wade

in his Administrative Law (Fifth Edition, page 226) points out that

even where such powers are not (expressly) conferred, statutory

tribunals would have power, to correct accidental mistakes, and to

review a decision when facts subsequently discovered have revealed

a miscarriage of justice. The same rules must apply to non-statutory

action by administrative authorities as well.

I respectfully agree with the above dictum laid down by the learned Judge.

21. Therefore, even in the absence of an express power conferred on

the Delimitation Commission, the Commission is well within its power to

correct mistakes. The Commission found that the principles for allotting

the constituencies to SC was followed, but because of the mistake in the

wpc 4237/2008 16

figures shown, an inadvertent mistake occurred in Ext.P3. It is clear from

Ext.P4 that in Vattiyoorkavu SC, the percentage is 10.34% and in

Chirayinkeezu it is 15.99%, a higher percentage. Section 9(1)(c) of the

Act obliges the Commission to distribute the constituencies in favour of SC

as far as practicable, in those areas where the proportion of their population

to the total is comparatively large. The power exercised by the

Commission is in tune with the power already conferred on them to carry

on delimitation of constituencies and issue orders on them under the

relevant provisions.

22. True, Section 10(2) provides that an order passed under Section

10(1) is having the force of law and cannot be called in question in any

court of law. Therefore, it is clear that even judicial review is not permitted

with regard to the finality attached to the order in view of Section 10(2).

But even in respect of such an order, power is conferred on the Election

Commission under Section 11 (1)(a) to correct any printing mistake in any

of the orders made by the Commission under Section 9 or any error arising

therein from an inadvertent slip or omission. If such a power is conceded

to the Election Commission, there is nothing wrong in conceding an

inherent power to the Delimitation Commission to exercise the very same

power while the said Commission is in office. If the argument of the

wpc 4237/2008 17

petitioner is accepted, then the order under Section 9 cannot be touched by

the Election Commission also since the same is having the force of law,

after its publication under Section 10(1) of the Act.

23. Therefore, the true issue is whether any accidental slip or

omission should be allowed to be corrected, which will only advance the

purpose of the Delimitation Act and the principles for delimitation

provided under Articles 330 and 332 of the Constitution of India and

Section 9(1)(c) of the Delimitation Act, 2002 in regard to SC constituencies.

What is effected by Ext.P4, therefore, is the mandate of the statute in tune

with the principles under Article 332 of the Constitution. Hence the

inherent power of the Delimitation Commission has to be conceded in such

circumstances.

24. It is true that the Division Bench in Sunny Joseph’s case (2005

(4) KLT 599) upheld the notification Ext.P3 with regard to Kannur

Assembly Constituency. But that will not deprive the Delimitation

Commission any power to issue a corrigendum notification.

25. The next question is whether Ext.P4 is liable to challenge in this

writ petition filed under Article 226 of the Constitution, in view of the

express bar under Article 329(a) of the Constitution. The argument raised

by the learned Senior Counsel, Shri Kelu Nambiar is that Ext.P4 is a void

wpc 4237/2008 18

order and therefore there is no bar for this Court to declare that it is not

having any legal validity. But in the light of the findings rendered by me

above that the Delimitation Commission has power to issue Ext.P4, it

cannot be termed as a void order and it has to be treated as valid for all

purposes. As pointed out already, the Election Commission has already

come out with the consolidated order as enjoined by Section 8 of the

Representation of the people Act, 1950. Section 8 of the said Act confers

power on the Election Commission to publish single order known as

Delimitation of Parliamentary and Assembly Constituencies Order, 2008

after the Delimitation Commission has issued various orders in respect of

different States. Section 8(1)(a) and 1(b) for our purpose, is extracted

below:

8(1) Having regard to all the orders referred to in sub-section (5) of

section 4 and sub-section (3) of section 7 relating to the delimitation

of parliamentary and assembly constituencies, in all States and Union

Territories, except the States of Arunachal Pradesh, Assam,

Jharkhand, Manipur and Nagaland, made by the Delimitation

Commission and published in the Official Gazette, the Election

Commission shall–

(a) after making such amendments as appear to it to be

necessary for bringing up-to-date the description of the extent

of the parliamentary and assembly constituencies as given in

wpc 4237/2008 19

such orders, without, however, altering the extent of any such

constituency.

(b) after taking into account the provisions of the

Delimitation of Parliamentary and Assembly Constituencies

Order 1976, as made applicable pursuant to the orders made

by the President under Section 10A of the Delimitation Act,

2002 (33 of 2002) relating to delimitation of parliamentary

and assembly constituencies in the States of Arunachal

Pradesh, Assam, Manipur and Nagaland, and the provisions

of section 10B of the said Act relating to delimitation of

parliamentary and assembly constituencies in the State of

Jharkhand,

consolidate all such orders into one single order to be known as the

Delimitation of Parliamentary and Assembly Constituencies Order,

2008 and shall send authentic copies of that Order to the Central

Government and to the Government of each State having a

Legislative Assembly; and thereupon that Order shall supersede all

the orders referred to in sub-section (5) of section 4 and sub-section

(3) of section 7 and shall have the force of law and shall not be called

in question in any court.” (emphasis supplied)

Going by the same, the consolidated order, viz. Delimitation of

Parliamentary and Assembly Constituencies Order, 2008 shall have the

force of law and shall not be called in question in any Court. Ext.P5 is

the consolidated order thus brought out by the Election Commission dated

wpc 4237/2008 20

26.11.2008. Thereafter Ext.P4 cannot have a separate and independent

existence, now, leaving it open for a separate challenge.

26. Shri Murali Purushothaman, learned Standing Counsel appearing

for the respondents, submitted that in the light of Section 8 of the

Representation of the People Act, 1950 since the said order has the force of

law, it cannot be challenged under Article 329(a) of the Constitution and

therefore, in this writ petition, the same cannot be called in question, as

Ext.P4 has merged with the consolidated order Ext.P5. The consolidated

order Ext.P5 shows; serial No.128 Attingal (SC), serial No.129

Chirayinkeezhu (SC) and 133 Vattiyoorkavu (General).

27. 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). After analysing the various

provisions of the Delimitation Commission Act, 1962, their Lordships held

thus in para 19 and 20:

” (20) In our view, therefore, the objection to the delimitation of

constituencies could only be entertained by the Commission before

the date specified. Once the orders made by the Commission under

Ss.8 and 9 were published in the Gazette of India and in the official

gazettes of the States concerned, these matters could no longer be

wpc 4237/2008 21

reagitated in a court of law. There seems to be very good reason

behind such a provision. If the orders made under Ss. 8 and 9 were

not to be treated as final, the effect would be that any voter, if he so

wished, could hold up an election indefinitely by questioning the

delimitation of the constituencies from court to court. Section 10(2)

of the Act clearly demonstrates the intention of the Legislature that

the orders under Ss.8 and 9 published under S.10(1) were to be

treated as law which was not to be questioned in any court.

(20) It is true that an order under S.8 or 9 published under S.10

(1) is not part of an Act of Parliament, but its effect is to be the

same.”

In fact, the Division Bench of this Court in Sunny Joseph’s case (supra)

elaborately considered the scope and effect of Article 329(a) and examined

whether the same will breach the basic structure doctrine in Kesavananda

Bharathi’s case (AIR 1973 SC 1461) and after considering the said

decision and the decision of the Apex Court in Indira Nehru Gandhi v.

Raj Narain (AIR 1975 SC 2299), held in para 11 that judicial review can

be excluded in certain limited areas, though it is considered to be the basic

structure of the Constitution. Reliance was also placed on the later decision

of the Apex Court in L. Chandrakumar v. Union of India and others

{(1997) 3 SCC 261} wherein after considering the above two decisions of

the Apex Court, Article 329(a) was cited as an example and further it was

wpc 4237/2008 22

pointed out that judicial review cannot be considered to be a part of the

basic structure so far as election to the legislature is concerned.

28. I may mention here two earlier decisions of the Apex Court, viz.

N.P. Ponnuswami v. The Returning Officer, Namakkal Constituency

(AIR 1952 SC 64), a landmark decision by a Constitution Bench which was

relied on by another Constitution Bench in Mohinder Singh Gill and

another v. The Chief Election Commissioner, New Delhi (AIR 1978 SC

851). While considering the question whether the rejection of nomination

could be challenged in a writ petition under Article 226 of the Constitution

in the light of the express bar under Article 329(b), Fazil Ali, J., speaking

for the Bench, held thus in para 15 in Ponnuswamy’s case (supra):

” It may be pointed out that Art.329(b) must be read as

complimentary to Cl.(a) of that article. Clause (a) bars the

jurisdiction of the Courts with regard to such law as may be made

under Arts. 327 and 328 relating to the delimitation of constituencies

or the allotment of seats to such constituencies……….. If Part XV of

the Constitution is a code by itself, i.e. it creates rights and provides

for their enforcement by a special tribunal to the exclusion of all

Courts including the High Court there can be no reason for assuming

that the Constitution left one small part of the election process to be

made the subject matter of contest before the High Courts and

thereby upset the time-schedule of the elections. The more

wpc 4237/2008 23

reasonable view seems to be that Art.329 covers all “electoral

matters”.

29. In the other important decision in Mohinder Singh Gill’s case

(AIR 1978 SC 851), V.R. Krishna Iyer, J., after referring to Ponnuswamy’s

case (supra), held thus in para 24 and 25:

“Ponnuswamy (AIR 1952 SC 64) is a landmark case in election laws

and deals with the scope, amplitude, rationale and limitations of

Art.329(b)……….There is a non obstante clause in Article 329 and,

therefore, Art.226 stands pushed out where the dispute takes the form

of calling in question an election, except in special situations pointed

at but left unexplored in Ponnuswamy (AIR 1952 SC 64).

Therefore, in the light of the non-obstante clause in Article 329, the same

reasoning will apply herein also.

30. In a recent decision in Association of Resident of MHOW

(Rom) and another v. The Delimitation Commission of India (2009 (5)

SCC 404), a similar question was considered by the Apex Court. Therein,

the Delimitation Commission, as per its proposals, had shown Dhar

Parliamentary Constituency as one consisting of 8 Assembly

Constituencies including 203-Depalpur and the adjoining 26-Indore

Parliamentary Constituency had also 8 Assembly Constituencies including

209 Mhow. In the final determination the Commission included Mhow

wpc 4237/2008 24

Assembly Constituency into Dhar Parliamentary Constituency by deleting

the same from Indore Parliamentary Constituency as originally proposed.

Consequently, the Depalpur Assembly Constituency has been deleted from

Dhar Parliamentary Constituency and added to Indore parliamentary

Constituency. This was challenged on the ground that the said shifting is

not preceded by any proposal by the Delimitation Commission. While

examining the issue, the Apex Court took the view that in the light of

Article 329(a), the writ petition under Article 226 is not maintainable. It

was argued by the appellant before the Apex Court that the protection will

be available only when the mandatory requirements of Section 9(2) are

complied with by the Commission. The Apex Court, after explaining the

decision in State of U.P. v. Pradhan Singh Khesttra Samiti {(1995)

Suppl. (2) SCC 305} and after relying upon Meghraj Kothari’s case

(supra), held thus in para 25:

“In the present case, the Commission finally determined the

delimitation of Parliamentary Constituencies in the State of Madhya

Pradesh after considering all objections and suggestions received by

it before the specified date and got published its orders in the

Gazette of India and in the Official Gazette of the State as is

required under Section 10(1) of the Act. The orders so published

puts them “in the same street as a law made by Parliament itself”.

wpc 4237/2008 25

Consequently that Notification is to be treated as law and required

to be given effect to.”

It is pointed out that herein, before Ext.P4 was issued, there was no

proposal and no hearing was conducted and for that reason also, Ext.P4

cannot be supported. But the above decision is a complete answer to the

said argument also.

31. Shri Murali Purushothaman, learned Standing Counsel

appearing for the respondents raised a further argument that going by

Section 9(2)(d) of the Act, there can be more than one orders regarding

delimitation of Assembly Constituencies and therefore Ext.P4 cannot be

said to be illegal. In fact, Section 9 of the Act shows that the Commission

shall distribute the seats in the manner provided under the provisions and

it should call for objections and suggestions and will have to hold one or

more public sittings at such place or places in the State concerned, going by

Section 9(2)(c). It is after following all those steps that Section 9(2)(d)

provides that “the Commission shall thereafter by one or more orders

determine — (i) the delimitation of parliamentary constituencies; and (ii) the

delimitation of assembly constituencies.” Ext.P4 was issued as a

corrigendum after the order under Section 9(2)(d) was issued by the

Delimitation Commission. In that view of the matter, Section 9(2)(d)

wpc 4237/2008 26

cannot be said to be attracted in the facts of this case.

32. The next question is whether the bar under under Section 329(a)

applies to Ext.P5, as a consolidated order as provided under Section 8 of

the Representation of the People Act, 1950 has already been published as

per Ext.P5, and as the same has also been published in the same manner as

in respect of Ext.P3 by publishing in the Gazette, etc. The allegation that

Ext.P4 has been published by the Secretary of the Delimitation

Commission, has been denied and it has been explained that it it is a

proceedings issued by the Delimitation Commission itself. Therefore,

nothing turns on the said allegation that it is not one issued by the

Commission.

33. Herein, as noticed already, by Annexure A, it is specified by the

Central Government that 1st day of June, 2008 will be the date on which the

Delimitation Commission shall cease to exist. Ext.P4 is dated 18.1.2008.

Therefore, it cannot be said that the Commission had become functus

officio in terms of Annexure D, Delimitation Amendment Order, 2008. Sub-

section (6) of Section 10 of the Delimitation Act, 2002 was amended by

fixing 31st July, 2008 as the final date for completion and publication of

orders. It is clear that the Chairperson of the Delimitation Commission has

informed the Central Government about the accomplishment of the

wpc 4237/2008 27

delimitation work by the Commission and intend to demit the office of the

Chairperson with effect from May 31, 2008. Annexure C is the

Presidential Order under Articles 82 and 170(3) of the Constitution, as

already noticed, by which Ext.P3 Delimitation Order corrected by Ext.P4,

has been given effect from 19.2.2008.

34. The consolidated order Ext.P5 as noticed, is one issued under

Section 8(1)(a) of the Representation of the People Act, 1950 and the bar

under Article 329(a) applies to it also. Hence, the writ petition is not

maintainable

35. For all these reasons, the writ petition is dismissed. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/