Supreme Court of India

Collector,Bilaspur vs Ajit P.K.Jogi & Ors on 13 October, 2011

Supreme Court of India
Collector,Bilaspur vs Ajit P.K.Jogi & Ors on 13 October, 2011
Author: R V Raveendran
Bench: R.V. Raveendran, H.L. Dattu
                                                                                                 Reportable 


                        IN THE SUPREME COURT OF INDIA


                         CIVIL APPELLATE JURISDICTION


                           CIVIL APPEAL NO.4069 OF 2008




Collector, Bilaspur                                                         .........Appellant


Vs. 


Ajit P. K. Jogi & Ors.                                                      .......Respondents 


WITH


Civil Appeal No.4074 of 2008

Civil Appeal No.4079 of 2008

Civil Appeal No.4082 of 2008





                                       J U D G M E N T

R. V. Raveendran J.

These four appeals by special leave are filed against the judgment

dated 15.12.2006 of the Chhattisgarh High Court in WP No.2080 of 2011.

As the ranks of parties differ, they are referred to by their ranks in CA

No.4069/2008.

2

2. The first respondent (Ajit P.K. Jogi) claimed that he belonged to a

tribal community known as `Kanwar’, a notified Scheduled Tribe. He

obtained social status/caste certificates from time to time, showing him as

belonging to Kanwar-Scheduled Tribe, that is, certificate dated 6.6.1967

from the Naib Tehsildar, Pendra Road, Bilaspur, certificate dated 27.2.1984

by the Naib Tehsildar, Pendra Road, Bilaspur, certificate dated 6.3.1986 by

the Tehsildar, Pendra Road, certificate dated 12.1.1993 by the Naib

Tehsildar, Pendra Road, Bilaspur, certificate dated 11.8.1999 by Naib

Tehsildar, Indore, certificate dated 8.1.2001 from the Addl. Collector,

Bilaspur and certificate dated 30.9.2003 by Addl. Collector, Bilaspur. The

first respondent was elected twice to Rajya Sabha and contested two

parliamentary elections from Raigarh and Shahdol constituencies. He

successfully contested from Marwahi Vidhan Sabha constituency reserved

for Scheduled Tribes in 1991. On 1.11.2000, when the State of Chhattisgarh

came into existence, the first respondent became its first Chief Minister and

served in that capacity till December, 2002.

3. In the year 2001, the sixth respondent filed a complaint before the

National Commission for Scheduled Castes and Scheduled Tribes (the third

respondent herein, for short `Commission’) alleging that the first respondent

3

was a Christian and that he did not belong to a Scheduled Tribe; and that he

had obtained several false caste certificates showing him as belonging to

`Kanwar’ Scheduled Tribe and had contested elections from a constituency

reserved for Scheduled Tribes. He requested that appropriate action be taken

in that behalf.

4. The Commission issued a show cause notice to the first respondent

proposing to verify his caste certificate. The Commission referred the

complaint received from the sixth respondent to the Chief Secretary,

Government of Chhattisgarh on 29.1.2001. The state government (fourth

respondent) responded to the Commission stating that it had constituted a

committee dated 27.2.2001 for verification of caste certificates and the

reference received from the Commission had been transmitted to the

Principal Secretary, Department for Welfare of SCs, STs, OBCs and

Minorities Welfare (fifth respondent) for necessary verification through the

said Committee. The Commission thereafter summoned the Chief Secretary

of Chhattisgarh to appear before the Commission on 24.1.2001 with all

documents relating to the caste status of the Chief Minister (first

respondent). The Commission summoned the Principal Secretary, Scheduled

Castes and Scheduled Tribes Welfare Department to appear on 18.5.2011

4

with the records. He responded and made available the instructions issued by

the state government relating to verification of caste certificates. He

submitted that having regard to the provision made by the state government

for verification of caste certificate by a scrutiny committee, the Commission

did not have jurisdiction to verify the caste certificate issued to the first

respondent. The Commission felt that there was want of co-operation from

the Government of Chhattisgarh and instructed its branch at Bhopal to

ascertain the correct position and verify the caste claim of the first

respondent. Apparently, the Bhopal office collected some material to show

that the first respondent belonged to Satnami caste (a backward class) and

that he did not belong to Kanwar Scheduled Tribe and that he got elected as

a MLA from a reserved constituency for Scheduled Tribes, based on a false

caste certificate. On the basis of alleged material so collected, the

Commission called upon the first respondent, vide notice dated 26.5.2001 to

offer his explanation and also appear before the Commission on 30.9.2001

with necessary documents. One Mr. R. N. Sharma, Chief Legal Adviser to

the Chief Minister of Chhattisgarh appeared on behalf of the first respondent

and submitted a reply dated 12.9.2001 to the notice dated 26.5.2001. Several

documents were furnished and written submissions were also filed.

5

5. The Commission made an order dated 16.10.2001. We extract below

the preamble and operative portion of the said order :

“In the matter of : Verification of community certificate of Shri Ajit P.K.

Jogi, S/o Shri K.P. Jogi, Village Sarbahra, Tehsil

Pendra Road, District Bilaspur.

xxxxx xxxxxx

Taking into consideration the available evidence as discussed above, the

commission is of the considered view that Shri Ajit P.K. Jogi has been

fraudulently claiming to belong to Kanwar community for the purpose of

getting ST certificate, although he and his ancestors belong to Satnami

caste, which is included in the SC list of the State. However, as Shri Ajit

P.K. Jogi’s grandfather appears to have got converted to Christianity, he

was not eligible for concessions/benefits available to SCs also. The state

government is, therefore, called upon to conduct the verification of

genuineness of the ST certificate obtained by Shri APK Jogi and to initiate

urgent necessary action for cancellation of his ST certificate and also

criminal action as provided in the law and the rules. A report on the action

taken may be submitted to the Commission within 30 days.”

6. The said order was challenged by the first respondent by filing WP

No.2080 of 2001 in the Chhattisgarh High Court. A Division Bench of the

High Court by the impugned order dated 15.12.2006 allowed the writ

petition. It held that the complaint of the sixth respondent before the

Commission questioning the social status of first respondent was politically

motivated, that the first respondent had been openly claiming the status of a

person belonging to a scheduled tribe, at least from the year 1967 and had

obtained several certificates certifying his status and had contested several

elections as a person belonging to a scheduled tribe, that his status was

6

challenged before the Madhya Pradesh High Court in WP No.1417 of 1988

and WP No.1039 of 2001 and the said petitions had been dismissed and as

the decisions of the High Court were judgments in rem, the Commission

could not have ignored those judgments. The High Court also held that the

Commission had violated the principles of natural justice as it had collected

material behind the back of the first respondent and recorded adverse

findings without disclosing the material collected by it to the first respondent

and without giving an opportunity to the first respondent, to have his say on

such material. The court also passed strong observations against the sixth

respondent stating that the entire exercise was politically motivated.

Consequently, it allowed the writ petition, quashed the entire proceedings of

the Commission as also the findings in the order dated 16.10.2001 as being

void and inoperative.

7. The High Court also directed the first respondent to pay cost of

Rs.10,000/- to the first respondent. Further, it directed the State of

Chhattisgarh and the Commission to file memo of calculations giving full

details of the actual cost incurred by them in resisting the said writ petition

and directed the sixth respondent to pay the said cost incurred by the State of

Chhattisgarh and the Commission.

7

8. Feeling aggrieved by the said judgment, the State of Chhattisgarh has

filed CA No.4082 of 2008, the Collector, Bilaspur has filed CA No.4069 of

2008, the sixth respondent filed CA No. 4079 of 2008 and four interveners

in the High Court filed CA No. 4074 of 2008. On the contentions raised, the

following questions arise for our consideration :

(i) Whether the Commission had the jurisdiction to entertain

complaints about the genuineness of caste certificate of a particular

individual and pronounce upon the validity of the caste certificate

and the caste status of such person?

(ii) Whether the High Court was justified in holding that in view of

two earlier decisions of the High Court in WP No.1417 of 1988

decided on 24.7.1989 and WP No.1039 of 2001 decided on

24.7.2001, challenging the caste status of the first respondent, his

caste status had attained some kind of finality.

(iii) Whether there was any violation of principles of natural justice on

the part of the Commission as held by the High Court?

(iv) Whether the High Court was justified in holding that the

proceedings before the Commission at the instance of sixth

respondent were politically motivated?

8

Re : Question (i)

8. Article 338 of the Constitution of India mandates the constitution of a

National Commission for Scheduled Castes and Article 338A mandates the

constitution of a National Commission for Scheduled Tribes. At the relevant

point of time, that is in the year 2001, Article 338A was not in existence and

the unamended Article 338 provided for a National Commission for

Scheduled Castes and Scheduled Tribes. Clause (5) of unamended Article

338 enumerated the duties of the Commission, relevant portions of which

are extracted below :

       "(5)       It shall be the duty of the Commission---

        

       (a)        To investigate and monitor all matters relating to the safeguards  

provided for the Scheduled Castes and Scheduled Tribes under the

Constitution or under any other law for the time being in force or under

any order of the Government and to evaluate the working of such

safeguards;

(b) To inquire into specific complaints with respect to the deprivation

of rights and safeguards of the Scheduled Castes and Scheduled Tribes;

(c) To participate and advise on the planning process of socio-

economic development of the Scheduled Castes and Scheduled Tribes and

to evaluate the progress of their development under the Union and any

State;

(d) To present to the President, annually and at such other times as the

Commission may deem fit, reports upon the working of those safeguards;

(e) To make in such reports recommendations as to the measures that

should be taken by the Union or any State for the effective implementation

of those safeguards and other measures for the protection, welfare and

socio-economic development of the Scheduled Castes and Scheduled

Tribes and;

9

(f) To discharge such other functions in relation to the protection,

welfare and development and advancement of the Scheduled Castes and

Scheduled Tribes as the President may, subject to the provisions of any

law made by Parliament, by rule specify.

(6) The President shall cause all such reports to be laid before each

House of Parliament along with a memorandum explaining the action

taken or proposed to be taken on the recommendations relating to the

Union and the reasons for the non-acceptance, if any, of any of such

recommendations.

(7) Where any such report, or any part thereof, relates to any matter

with which any State Government is concerned, a copy of such report

shall be forwarded to the Governor of the State who shall cause it to be

laid before the Legislature of the State along with a memorandum

explaining the action taken or proposed to be taken on the

recommendations relating to the State and the reasons for the non-

acceptance, if any, of any of such recommendations.

(8) The Commission shall, while investigating the matters referred to

in sub-clause (a) or inquiring into any complaint referred to in sub-clause

(b) of clause 5, have all the powers of a Civil Court trying a suit and in

particular in respect of the following matters, namely :–

(a) summoning and enforcing the attendance of any person from any

part of India and examining him on oath;

(b) requiring the discovery and production of any documents;

             (c)     receiving evidence on affidavits;

             (d)    requisitioning any public record or copy thereof from any court 

                       or office;

             (e)    issuing   summons/communications   for   the   examination   of 

                       witnesses and documents;

             (f)    any other matter which the President may by rule determine.

      

      

     (9)             The   Union   and   every   State   Government   shall   consult   the 

Commission on all major policy matters affecting and Scheduled Castes

and Scheduled Tribes.

     xxxxxx                   xxxxxxx"

                                                                                 (emphasis supplied) 

 


                                                 10



10. The appellants and the Commission relied upon sub-clause (b) of

clause (5) of Article 338 which provided that it shall be the duty of the

Commission to enquire into specific complaints with respect to deprivation

of rights and safeguards to scheduled castes and scheduled tribes, as the

source of power to the Commission to enquire into and decide upon the

caste status of any individual claiming to belong to a scheduled tribe. It was

submitted that if persons not belonging to scheduled tribes falsely claim the

status of scheduled tribes, they would thereby be depriving the rights and

benefits available to genuine scheduled tribes and consequently, when a

specific complaint is received alleging that any particular person had made a

false claim of being a person belonging to a scheduled tribe, the

Commission was duty bond to enquire into the such specific complaint as it

related to deprivation of rights and safeguards of scheduled tribes. It was

further argued that it had examined and decided upon the caste status of the

first respondent, after examining the material collected by it and after giving

an opportunity to the first respondent to prove that he belonged to a

scheduled tribe, and it had come to a conclusion that the first respondent had

fraudulently claimed that he belonged to the scheduled tribe of Kanwar and

had obtained false certificate to that effect; and that the first respondent was

a Christian, who did not belong to a scheduled tribe and therefore, not

11

eligible to enjoy the reservation and other benefits extended to scheduled

tribes. It was also pointed out that the Commission had ultimately directed

the State Government to conduct the verification of the genuineness of the

ST certificate obtained by the first respondent and initiate action for

cancellation of his ST certificate and consequently, initiate criminal action in

accordance with law.

11. Dealing with the powers of a similar (State) Commission for Women,

this Court in Bhabani Prasad Jena vs. Orissa State Commission for Women

[2010 (8) SCC 633], held as under :

“Mr. Ranjan Mukherjee, learned Counsel for Respondent 2 submitted that

once a power has been given to the State Commission to receive

complaints including the matter concerning deprivation of women of their

rights, it is implied that the State Commission is authorized to decide these

complaints. We are afraid, no such implied power can be read into Section

10(1)(d) as suggested by the learned Counsel. The provision contained in

Section 10(1)(d) is expressly clear that the State Commission may receive

complaints in relation to the matters specified therein and on receipt of

such complaints take up the matter with the authorities concerned for

appropriate remedial measures. The 1993 Act has not entrusted the State

Commission with the power to take up the role of a court or an

adjudicatory tribunal and determine the rights of the parties. The State

Commission is not a tribunal discharging the functions of a judicial

character or a court.”

12. Dealing with the powers of the Chief Commissioner and

Commissioners under the persons with Disabilities (Equal Opportunity,

12

Protection of Rights and Full Participation) Act and the Rules thereunder,

this Court in State Bank of Patiala vs. Vinesh Kumar Bhasin – 2010 (4) SCC

368, held as follows:

“It is evident from the said provisions, that neither the Chief

Commissioner nor any Commissioner functioning under the Disabilities

Act has power to issue any mandatory or prohibitory injunction or other

interim directions. The fact that the Disabilities Act clothes them with

certain powers of a civil court for discharge of their functions (which

include power to look into complaints), does not enable them to assume

the other powers of a civil court which are not vested in them by the

provisions of the Disabilities Act.”

13. It is evident from Article 338 as it originally stood, that the

Commission was constituted to protect and safeguard the persons belonging

to scheduled castes and scheduled tribes by ensuring : (i) anti-

discrimination, (ii) affirmative action by way reservation and empowerment,

and (iii) redressal of grievances. The duties under clause 5(b) of Article 338

did not extend to either issue of caste/tribe certificate or to revoke or cancel

a caste/tribe certificate or to decide upon the validity of the caste certificate.

Having regard to the sub-clause (b) of clause (5) of Article 338, the

Commission could no doubt entertain and enquire into any specific

complaint about deprivation of any rights and safeguards of Scheduled

Tribes. When such a complaint was received, the Commission could enquire

into such complaint and give a report to the Central Government or State

Government requiring effective implementation of the safeguards and

13

measures for the protection and welfare and socio-economic development of

scheduled tribes. This power to enquire into `deprivation of rights and

safeguards of the scheduled castes and scheduled tribes’ did not include the

power to enquire into and decide the caste/tribe status of any particular

individual. In fact, as there was no effective mechanism to verify the

caste/tribe certificates issued to individuals, this Court in Madhuri Patil vs.

Addl. Commissioner (Tribal Development) – 1994 (6) SCC 241 directed

constitution of scrutiny committees.

14. In Madhuri Patil, this Court held that on account of false social status

certificates being obtained by unscrupulous individuals, and cornering the

benefits meant for SCs and STs, persons who genuinely belonged to

scheduled castes/scheduled tribes were denied the benefit of reservation in

posts/seats and other benefits extended to SCs and STs. It therefore, felt that

there was a need to streamline the procedure for issuance of social status

certificate, their scrutiny and approval and issued the following directions :

“1. The application for grant of social status certificate shall be made to

the Revenue-Sub-Divisional Officer and Deputy Collector or Deputy

Commissioner and the certificate shall be issued by such Officer rather

than at the Officer, Taluk or Mandal level.

4. All the State Governments shall constitute a Committee of three

officers, namely, (I) an Additional or Joint Secretary or any officer higher

in rank of the Director of the concerned department, (II) the Director,

14

Social Welfare/Tribal Welfare/Backward Class Welfare, as the case may,

and (III) in the case of Scheduled Castes another officer who has intimate

knowledge in the verification and issuance of the social status certificates.

In the case the Scheduled Tribes, the Research Officer who has intimate

knowledge in identifying the tribes, tribal communities, parts of or groups

of tribes or tribal communities.

5. Each Directorate should constitute a vigilance cell consisting of Senior

Deputy Superintendent of Police in over all charge and such number of

Police Inspectors to investigate into the social status claims. The Inspector

would go to the local place of residence and original place from which the

candidate hails and usually resides or in case of migration to the town or

city, the place from which he originally hailed from. The vigilance officer

should personally verify and collect all the facts of the social status

claimed by the candidate or the parent or guardian, as the case may be. He

also should examine the school records, birth registration, if any. He

should also examine the parent, guardian or the candidate in relation to

their caste etc. or such other persons who have knowledge of the social

status of the candidate and then submit a report to the Directorate together

with all particulars as envisaged in the proforma, in particular, of the

Scheduled Tribes relating to their peculiar anthropological and

ethnological traits, deities, rituals, customs, mode of marriage, death

ceremonies, method of burial of dead bodies etc. by the concerned castes

or tribes or tribal communities etc.

6. The Director concerned, on receipt of the report from the vigilance

officer if he found the claim for social status to be “not genuine” or

“doubtful” or spurious or falsely or wrongly claimed, the Director

concerned should issue show cause notice supplying a copy of the report

of the vigilance officer to the candidate by a registered post with

acknowledgement due or through the head of the concerned educational

institution in which the candidate is studying or employed……….

9. The inquiry should be completed as expeditiously as possible preferably

by day-to-day proceedings within such period not exceeding two months.

If after inquiry, the caste Scrutiny Committee finds the claim to be false or

spurious, they should pass an order cancelling the certificate issued and

confiscate the same. It should communicate within one month from the

date of the conclusion of the proceedings the result of enquiry to the

parent/guardian and the applicant.

xxxx xxxx”

15

This Court thus formulated a scheme for verification of tribal status and held

that any application for verification of tribal status as a scheduled tribe

should be carried out by such Committees. The verification of the validity of

caste certificates and determination of the caste status should therefore be

done by the Scrutiny Committees constituted as per the directions in

Madhuri Patil or in terms of any statute made by the appropriate

government in that behalf.

15. It is true that the Commission had ultimately directed the state

government to conduct the verification of the genuineness of the scheduled

tribe certificate obtained by the first respondent and to initiate action for

cancellation of his scheduled tribe certificate and also criminal action as

provided in law and submit an action taken report to the Commission within

30 days. But this is preceded by a very lengthy order which categorically

records a finding that first respondent had secured a false certificate. The

order starts with the following caption: “Verification of community

certificate of Shri Ajit P.K.Jogi”. The order discloses that it had summoned

various senior officers of the State Government and the first respondent to

produce the documents in regard to his caste status. The order further states

that it had held independent inquiry through its State office to collect

16

evidence to show that the first respondent belonged to Satnami caste and not

to Kanwar community. The Commission has dealt with the objection that it

had no jurisdiction to determine the caste status of an individual, referred to

its duties and functions in detail and concluded thus :

“Thus the Commission is fully empowered to enquire into any complaint

relating to bogus community certificate which would otherwise have the

effect of depriving the genuine ST candidates from getting admissions to

professional courses etc. or appointments to posts reserved for them or

from election to the elected bodies from the constituencies reserved for

them. Since its inception, the Commission has taken up enquiries in

thousands of cases of complaints of false caste certificates, either directly

or through its State Offices or the concerned agencies of the State

Governments and about 800 such cases are still pending with the

Commission which are being pursued.

x x x x x

It is therefore clear that the objections raised by the Respondent is not

sustainable and the Commission is well within its rights to enquire into the

matter to fine the genuineness of the ST certificate in possession of Shri

APK Jogi, which enabled him to become an MLA from a constituency

reserved for the STs.”

The order then considers the material in great detail and records clear

finding that the first respondent had obtained a false certificate, vide para 24

which is extracted below :

“Based on the evidence available before the Commission, it is clearly

established that Late Shri Girdhari Jogi, while Shri Sinati Jogi and his

progeny continued to claim the benefit of being SCs as Satnami caste, the

grandfather of Shri A.P.K Jogi, Shri Dulare Jogi and his progeny

converted to Christianity and thus became ineligible for the benefits

available to the Scheduled Castes. (The genealogical tree of the family is

17

enclosed for ready reference). However, Shri Ajit P. K. Jogi, by

fraudulently claiming to belong to `Kanwar’ community managed to get a

ST certificate in 1967 from Additional Tehsildar, Pendra Road. This

certificate was not registered in the Revenue records and was thus a

legally invalid document Shri Ajit P. K. Jogi, who had subsequently joined

Indian Police Service and Indian Administrative Service, used his

influence to get the community certificate as ST and on his own

admission, contented for parliamentary elections and Assembly elections

from constituencies reserved for STs.”

16. It is only after recording the said findings, the Commission directed

the State government to verify the genuineness of the ST certificate obtained

by first respondent and initiate action for cancellation of the certificate and

also initiate criminal action. All these were unwarranted. As noticed above,

the power under clause 5(b) of Article 338 (or under any of the other sub-

clauses of clause 5 of Article 338) did not entitle the Commission to hold an

inquiry in regard to the caste status of any particular individual, summon

documents, and record a finding that his caste certificate is bogus or false. If

such a complaint was received about the deprivation of the rights and

safeguards, it will have to refer the matter to the State Government or the

authority concerned with verification of caste/tribal status, to take necessary

action. It can certainly follow up the matter with the State Government or

such authority dealing with the matter to ensure that the complaint is

inquired into and appropriate decision is taken. If the State Government or

the authorities did not take action, the Commission could either itself or

18

through the affected persons, initiate legal action to ensure that there is a

proper verification of the caste certificate, but it cannot undertake the

exercise itself, as has been done in this case. The contention that there was

sufficient material to reach such a conclusion is not relevant. The scope of

the duties of the Commission as noticed above, did not involve inquiry or

adjudication in regard to the rights of parties or caste status of the parties.

The same is the position even under Article 338A (which was subsequently

inserted) providing for a separate Commission for Scheduled Tribes with

identical duties. The order of the Commission cannot therefore be sustained.

The High Court was justified in setting aside the said order dated

16.10.2001.

Re : Questions (ii) to (iv)

17. This does not mean that the caste certificates of the first respondent

are not to be verified. The appellants allege that among the certificates

obtained by the first respondent, the certificates dated 6.6.1967 and

27.2.1984 were issued by the Naib Tehsildar, who at the relevant point of

time did not have the authority to issue such certificates. With reference to

the certificate dated 27.2.1984, it is also contended that the case number

mentioned pertains to grant of an explosive licence to one Gokul Prasad. In

19

regard to certificates dated 6.3.1986 and 12.1.1993, it is pointed out that no

case number had been mentioned. In regard to the certificate dated

11.8.1999, it is pointed out that Naib Tehsildar at Indore, was not competent

to issue such a certificate in regard to a resident of Pendra Road, Bilaspur. In

regard to certificates dated 8.1.2001 and 20.9.2003 issued by the Additional

Collector, Bilaspur, it is pointed out that the certificates are not in the

required form and not in accordance with the relevant guidelines for

issuance of certificates. It is also alleged that on 8.4.1977, the Addl.

Tehsildar, Pendra Road had rejected the application of first respondent for

issue of a certificate showing that he belonged to `kanwar’ Scheduled Tribe.

It is also alleged that father and mother of first respondent had entered into

sale transactions on 12.8.1964, 21.9.1967 and 25.7.1979 describing

themselves as Christians and had not sought permission under section 165(6)

of MPLR Code which was mandatory, if they were tribals. We have referred

to these averments only to point out that serious allegations were made in

regard to the certificates obtained by the first respondent and the tribal status

claimed by him. The certificates have never undergone a scrutiny by a

properly constituted authority. The fact that two writ petitions were filed at

some point of time, challenging the claim of first respondent that he belongs

to a scheduled tribe may not be conclusive as the first writ petition was

20

dismissed on the ground that it involved disputed questions of fact which

could not be gone into in a writ proceeding and the second writ petition was

dismissed on the ground that investigation into the allegations of forged

certificates was in progress. Therefore even though the Commission was not

entitled to hold an inquiry and record a finding that first respondent did not

belong to a scheduled tribe, having regard to clause 5(b) and (f) of Article

338, it had the power and authority to require the State Government or the

caste verification Committee constituted by the State Government, to

examine the caste status claimed by the first respondent. The correspondence

initiated by the Commission clearly showed a request/direction for

verification of the caste of the first respondent was made by the Commission

and the state government had responded by stating that the claim of first

respondent that he belonged to a scheduled tribe and the validity of social

status certificates would be verified by the Scrutiny Committee.

18. The High Court was therefore not justified in holding that in view of

the disposal of earlier writ petitions by the High Court, the dispute relating

to tribal status of the first respondent had attained some kind of finality. On

the facts and circumstances, there was also no justification for the High

Court to either term the application given by the sixth respondent to the

Commission as politically motivated or direct the State Government and the

21

Commission to calculate the actual expenses incurred in regard to the

inquiry and recover the same from the sixth respondent.

Conclusion

19. We therefore allow these appeals in part as under :

(i) The order of the High Court dated 15.12.2006 to the extent it quashes

the order dated 16.10.2001 of the Commission, is upheld.

(ii) The adverse observations by the High Court about the complaint by

the sixth respondent, the inquiry by the Commission, and the stand of the

State Government and the Collector before the High Court, being politically

motivated, are set aside.

(iii) The direction to the State Government and the Commission to

calculate the actual cost incurred in prosecuting the writ petition and

directing the sixth respondent to pay the actual costs plus Rs.10,000 is set

aside.

(iv) In terms of the direction of the Commission, the State Government

through a duly constituted Scrutiny Committee shall now undertake the

verification/scrutiny of the social status (tribal) certificates issued to the first

22

respondent showing him as belonging to `Kanwar’ Scheduled Tribe and

decide the matter after giving due opportunity to the first respondent,

uninfluenced by any observations by the Commission, High Court or this

Court. The State Government/concerned authorities shall be entitled to take

consequential action on the basis of the order/report of the Scrutiny

Committee.

………………………………J

[R. V. Raveendran]

………………………………J

[H. L. Dattu]

New Delhi;

October 13, 2011.