Supreme Court of India

Flection Commission, India vs Saka Venkata Subba Raounion Of … on 27 February, 1953

Supreme Court of India
Flection Commission, India vs Saka Venkata Subba Raounion Of … on 27 February, 1953
Equivalent citations: 1953 AIR 210, 1953 SCR 1144
Author: M P Sastri
Bench: Sastri, M. Patanjali (Cj), Mukherjea, B.K., Bose, Vivian, Hasan, Ghulam, Bhagwati, Natwarlal H.
           PETITIONER:
FLECTION COMMISSION, INDIA

	Vs.

RESPONDENT:
SAKA VENKATA SUBBA RAOUNION OF INDIA-Intervener.

DATE OF JUDGMENT:
27/02/1953

BENCH:
SASTRI, M. PATANJALI (CJ)
BENCH:
SASTRI, M. PATANJALI (CJ)
MUKHERJEA, B.K.
BOSE, VIVIAN
HASAN, GHULAM
BHAGWATI, NATWARLAL H.

CITATION:
 1953 AIR  210		  1953 SCR 1144
 CITATOR INFO :
 RF	    1954 SC 207	 (3)
 R	    1954 SC 440	 (5)
 R	    1956 SC 246	 (21,23)
 F	    1961 SC 532	 (3)
 R	    1962 SC1513	 (3,4)
 R	    1963 SC1124	 (1,2,5)
 R	    1965 SC1892	 (7)
 R	    1967 SC 112	 (10)
 D	    1967 SC1244	 (12)
 R	    1976 SC2283	 (43)
 RF	    1986 SC1272	 (83)
 R	    1992 SC1277	 (19,61)


ACT:
Constitution of India, 1950, arts. 132, 192, 226-High  Court
-Power	to issue writs-	 Limitations-Power to issue writ  on
persons	 residing outside territorial  jurisdiction-Election
to  Madras  Assembly-Reference to Election  Commission,	 New
Delhi-Jurisdiction  of	Madras	High  Court  to	 issue	writ
against	 Commission-Disqalificatioin before  election-Effect
of -Appeals from Single Judge.



HEADNOTE:
 The  respondent,  who had been convicted  and	sentenced  to
 rigorous imprisonment for seven years, was elected a  member
 of   Madras  Legislative Assembly.  At the instance  of  the
 Speaker the Assembly, the Governor of Madras referred to the
 Election  Commission,	which  had  its	 offices  permanently
 located  at New Delhi, the question whether  the  respondent
 was disqualified and could be allowed to sit and vote in the
 Assembly.   The  respondent thereupon applied	to  the	 High
 Court of Madras under article 226 of the Constitution for  a
 writ restraining the Election Commission from enquiring into
 his alleged disqualification for membership of the Assembly:
    Held,  that	 the power of the High Court to	 issue	writs
 under article 226 of the Constitution is subject to the two-
 fold limitation
 1145
 that such writs cannot run beyond the territories subject to
 its  jurisdiction  and the person or authority to  whom  the
 High Court is empowered to issue such writs must be amenable
 to the jurisdiction of the High Court either by residence or
 location within the territories subject to its jurisdiction.
 The  High Court of Madras bad therefore no  jurisdiction  to
 issue	a writ under article 226 of the Constitution  against
 the Election Commission.
 Held further, that articles 190(3) and 192(1) are applicable
 only to disqualifications to which a member becomes  subject
 after heis elected as such, and neither the Governor nor the
 Election  Commission  had jurisdiction to enquire  into  the
 respondent's  disqualification which arose long  before  his
 election.
 A  tribunal  or authority permanently located	and  normally
 carrying on its activities outside the territorial limits of
 a High Court cannot be regarded as functioning within	those
 territorial   limits	and   therefore	  amenable   to	  the
 jurisdiction of that High Court, merely because it exercises
 jurisdiction within those territorial limits so as to affect
 the rights of parties therein.
 The fact that the matter referred to it for decision related
 to  the  opposite  party's  right to sit  and	vote  in  the
 Legislative  Assembly	at  Madras and	the  parties  to  the
 dispute  resided  in  the State of  Madras  could  not	 give
 jurisdiction  to  the High Court of Madras to issue  such  a
 writ against the Election Commission.
 An appeal lies to the Supreme Court under article 132 of the
 Constitution even from a judgment, decree or final order  of
 a  Single  Judge  of a High Court,  provided  the  requisite
 certificate is given.



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 205 of 1952.
Appeal from the Judgment and Order dated the 16th
September, 1952, of the High Court of Judicature at Madras
(Subba Rao J.) in Writ Petition No. 599 of 1952 filed under
the Special Original Jurisdiction of the High Court under
article 226 of the Constitution of India.

M.C. Setalvad, Attorney-General.for India (G. N.
Joshi, with him) for the appellant and Intervener.

Mohan Kumaramangalam, for the respondent.
1953. February 27. The judgment of the court was
delivered by
PATANJALI SASTRI C.J.–This is an appeal from an order of
a Single Judge of the High Court of Judicature at Madras
issuing a writ of prohibition restraining the
1146
Election Commission, a statutory authority constituted by
the President and having its offices permanently located at
New Delhi, from enquiring into the alleged disqualification
of the respondent for membership of the Madras Legislative
Assembly.

The respondent was convicted by the Sessions Judge of East
Godavari and sentenced to a term of seven years’ rigorous
imprisonment in 1942, and he was released on the occasion of
the celebration of the ludependence Day on 15th August,
1947. In June, 1952, there was to be a by-election to a
reserved seat in the Kakinada constituency of the Madras
Legislative Assembly, and the respondent, desiring to offer
himself as a candidate but finding himself disqualified
under section 7 (b) of the Representation of the People Act,
1951, as five years had not elapsed from his release,
applied to the Commission on 2nd April, 1952, for exemp-
tion so as to enable him to contest the election. No reply
to the application having been received till 5th May, 1952,
the last day for filing nominations, the respondent filed
his nomination on that day, but no exception was taken to it
either by the Returning Officer or any other candidate at
the scrutiny of the nomination papers. The election was
held on 14th June, 1952, and the respondent, who secured the
largest number of votes, was declared elected on 16th June,
1952. The result of the election was published in the Fort
St. George Gazette (Extraordinary) on 19th June, 1952, and
the respondent took his seat as a member of the Assembly on
27th June, 1952. Meanwhile, the Commission rejected the
respondent’s application for exemption and communicated such
rejection to the respondent by its letter dated 13th May,
1952, which however was not received by him. On 3rd July,
1952, the Speaker of the Assembly read out to the House a
communication received from the Commission bringing to his
notice “for such action as he may think fit to take”, the
fact that the respondent’s application for exemption had
been rejected. A question as to the respondent’s
disqualification having thus been raised, the Speaker
referred the question to the Governor of
1147
Madras who forwarded the case to the Commission for its
“opinion” as required by article 192 of the Constitution.
The respondent having thereupon challenged the competency of
the reference and the action taken thereon by the Governor,
the Commission notified the respondent that his case would
be heard on 21st August, 1952. Accordingly, the Chief
Election Commissioner (who wag the sole Member of the
Commission for the time being) went down to Madras and heard
the respondent’s counsel and the Advocate-General of Madras
on 21th August, 1952, when it was agreed that, in case the
petitioner’s counsel desired to put forward any further
representations or arguments, the same should be sent in
writing so as to reach the Commission in Delhi by 28th
August, 1952, and the Commission should take them into
consideration before giving its opinion to the Governor.
On the same day (21st August, 1952) the respondent applied
to the High Court under article 226 of the Constitution
contending that article 192 thereof was applicable only
where a member became subject to a disqualification after he
was elected but not where, as here, the disqualification
arose long before the election, in which case the only
remedy was to challenge the validity of the election before
an Election Tribunal. He accordingly prayed for the issue
of a writ of mandamus or of prohibition directing the
Commission to forbear from proceeding with the reference
made by the Governor of Madras who was not, however, made a
party to the proceeding. On receipt of the rule nisi issued
by the High Court, the Commission demurred to the
jurisdiction of the court to issue the writs asked for, on
the ground that the Commission was not “with in the
territory in relation to which the High Court exercised
jurisdiction”. A further objection to the maintainability
of the application was also raised to the effect that the
action of the Governor in seeking the opinion of the
Commission could not be challenged in view of the immunity
provided under article 361 (1), and that the Commission
itself, which had not to “decide” the question of
disqualification, but had merely to give its
1148
“opinion”, could not be proceeded against under article 226.
On the merits, the Commission contended that article 192
was, on its true construction, applicable to cases of
disqualification arising both before and after the election
and that both the reference of the question as to the
respondent’s disqualification to the Governor of Madras and
the latter’s reference of the same to the Commission for its
opinion were competent and valid.

The application was heard by Subba Rao J. who overruled the
preliminary objections and held that article 192 on its true
construction applied only to cases of supervening
disqualifications and that the Commission had, therefore, no
jurisdiction to deal with the respondent’s disqualification
which arose long before the election took place. He
accordingly issued a writ prohibiting the Commission from
proceeding with the enquiry in regard to the question
referred to it by the Governor under article 192. The
learned Judge, however, granted a certificate under article
132 that the case involved substantial questions of law as
to the interpretation of the Constitution, and the
Commission has accordingly preferred this appeal.
A preliminary objection was raised by Mr. Mohan
Kumaramangalam, who argued the case for the respondent with
marked ability, that the appeal brought from the judgment of
a single Judge was barred under article 133(3) of the
Constitution despite the certificate granted by the learned
Judge overruling the same objection which was also raised
before him. It has been urged that, so far as civil matters
are concerned, the more comprehensive provisions in article
133(1) (c) for the grant of a certificate of fitness for
appeal to the Supreme Court completely overlap article
132(1) which relates only to one specific ground, namely, a
substantial question of law being involved as to the
interpretation of the Constitution, and that the court’s
power, therefore, to grant a certificate of fitness on any
ground including the ground referred to above, must be deem-
ed to arise under article 133(1) (c), with the result that
the exercise of such power is excluded by the opening
1149
words of clause (3) of that article which bars an appeal
from the judgment, decree or final order of one Judge of a
High Court. The argument was sought to be reinforced by
reference to clause (2) of that article and the proviso to
article 145(3) both of which contemplate appeals involving
substantial questions of law as to the interpretation of the
Constitution being brought without a certificate having been
obtained under article 132. The argument has no force.
While it is true that constitutional questions could be
raised in appeals filed without a certificate under article
132, the terms of that article make it clear that an appeal
is allowed from “any judgment, decree or final order of a
High Court” provided, of course, the requisite certificate
is given, and no restriction is placed on the right of
appeal having reference to the number of Judges by whom such
judgment, decree or final order was passed. Had it been
intended to exclude the right of appeal in the case of a
judgment etc., by one Judge, it would have been easy to
include a reference to article 132 also in the opening words
of article 133(3), as in the immediately preceding clause.
If the respondent’s contention were accepted, not only would
article 132 become redundant so far as it relates to civil
proceedings, but the object of the Explanation to that
article, which was designed to supersede the decision of the
Federal Court in S. Kuppuswami Rao v. The King (1) and thus
to secure a speedy determination of constitutional issues
going to the root of a case, would be defeated, as the
Explanation is not made applicable to the same expression
“final order” used in article 133(1). The whole scheme of
the appellate jurisdiction of the Supreme Court clearly
indicates that questions relating to the interpretation of
the Constitution are placed in a special category irrespec-
tive of the nature of the proceedings in which they may
arise, and a right of appeal of the widest amplitude is
allowed in cases involving such questions. We accordingly
overrule the preliminary objection and hold that the appeal
is maintainable.

(1) [1947] F.C.R. 180.

149
1150

Turning now to the question as to the powers of a High Court
under article 226, it will be noticed that article 225
continues to the existing High Courts the same jurisdiction
and powers as they possessed immediately before the
commencement of the Constitution. Though there had been
some conflict of judicial opinion on the point it was
authoritatively decided by the Privy Council in the
Parlakimedi case(1) that the High Court of Madras–the High
Courts of Bombay and Calcutta were in the same position-had
no power to issue what were known as high prerogative writs
beyond the local limits of its original civil jurisdiction,
and the power to issue such writs within those limits was
derived by the court as successor of the Supreme Court which
had been exercising jurisdiction over the Presidency Town of
Madras and was replaced by the High Court established in
pursuance of the Charter Act of 1861. The other, High
Courts in India had no power to issue such writs at all. In
that situation, the makers of the Constitution, having
decided to provide for certain basic safeguards for the
people in the new set up, which they called fundamental
rights, evidently thought it necessary to provide also a
quick and inexpensive remedy for the enforcement of such
rights and, finding that the prerogative writs which the
Courts in England had developed and used whenever urgent
necessity demanded immediate and decisive interposition,
were peculiarly suited for the purpose, they conferred, in
the States’ sphere, new and wide powers on the High Courts
of issuing directions, orders, or writs primarily for the
enforcement of fundamental rights, the power to issue such
directions, etc., “for any other purpose” being also
included with a view apparently to place all the High Courts
in this country in somewhat the same position as the Court
of King’s Bench in England. But wide as were the powers
thus conferred, a two-fold limitation was placed upon their
exercise. In the first place, the power is to be exercised
“throughout the territories in relation to which it
exercises jurisdiction”, that is to say, the writs issued
(1) 70 I.A, 129
1151
by the court cannot run beyond the territories subject to
its jurisdiction. Secondly, the person or authority to whom
the High Court is empowered to issue such writs must be
“within those territories”, which clearly implies that they
must be amenable to its jurisdiction either by residence or
location within those territories.

Such limitation is indeed a logical consequence of the
origin and development of the power to issue prerogative
writs as a special remedy in England. Such power formed no
part of the original or the appellate jurisdiction of the
Court of King’s Bench. As pointed out by Prof. Holdsworth
(History of English Law, Vol. 1, p. 212 et seq.) these writs
had their origin in the exercise of the King’s prerogative
power of superintendence over the due observance of the law
by his officials and tribunals, and were issued by the Court
of King’s Bench-habeas corpus, that the King may know
whether his subjects were lawfully imprisoned or not;
certiorari, that he may know whether any proceedings
commenced against them are conformable to the law; mandamus,
to ensure that his officials did such acts as they were
bound to do under the law, and prohibition, to oblige the
inferior tribunals in his realm to function within the
limits of their respective jurisdiction. See also the
introductory remarks in the judgment in the Parlakimedi
case(1). These writs were thus specifically directed to the
persons or authorities against whom redress was sought and
were made returnable in the court issuing them and, in case
of disobedience, were enforceable by attachment for
contempt. These characteristics of the special form of
remedy rendered it necessary for its effective use that the
persons or authorities to whom the court was asked to issue
these writs should be within the limits of its territorial
jurisdiction. We are unable to agree with the learned Judge
below that if a tribunal or authority permanently located
and normally carrying on its activities elsewhere exercises
jurisdiction within those territorial
(1) 70 I.A. 129, 140.

1152

limits so as to affect the rights of parties therein, such
tribunal or authority must be regarded as “function’mg”
within the territorial limits of the High Court and being
therefore amenable to its jurisdiction under article 226.
It was, however, urged by the respondent’s counsel that
the High Court had jurisdiction to issue a writ to the
Commission at New Delhi because the question referred to it
for decision related to the respondent’s right to sit and
vote in the Legislative Assembly at Madras and the parties
to the dispute also resided in the State of Madras. The
position, it was claimed, was analogous to the court
exercising jurisdiction over persons outside the limits of
its jurisdiction, provided the cause of action arose within
those limits. Reliance was placed upon the following
observations of the Privy Council in the Parlakimedi
case(1): “The question of jurisdiction must be regarded as
one of substance and that it would not have been within the
competence of the Supreme Court to claim juisdiction over
such a matter as the present of issuing certiorari to the
Board of Revenue on the strength of its location in the
town. Such a view would give jurisdiction to the Supreme
Court in the matter of the settlement of rents of ryoti
holdings in Ganges between parties not otherwise subject to
its jurisdiction, which it would not have had over the
Revenue Officer who dealt with the matter at first
instance.” We cannot accede to this argument., The rule that
cause of action attracts jurisdiction in suits is based on
statutory enactment and cannot apply to writs issuable under
article 226 which makes no reference to any cause of action
or where it arises but insists on the presence of the person
or authority within the territories” in relation to which
the High Court exercises jurisdiction. Nor is much
assistance to be derived from the observations quoted above.
That case arose out of proceedings before a special Revenue
Officer for settlement of fair rent for certain holdings
within the zemindary estate of Parlakimedi situated beyond
the local limits of the original civil jurisdiction of the
Madras High Court. Dissatisfied
(1) 70 I.A. 129.

1153

with the settlement made by the Revenue Officer, the ryots
appealed to the Board of Revenue which had its offices at
Madras. The appeal was accepted by a single member of the
Board who reduced the rent as desired by the ryots. The
zemindar appealed by way of revision to the Collective Board
which sanctioned an enhancement. Thereupon the ryots
applied to the High Court for the issue of a writ of
certiorari to bring up and quash the proceedings of the
Collective Board which passed the order complained of in the
town of Madras. The Privy Council considered the question
of jurisdiction from two separate standpoints:-
“(a) independently of the local civil jurisdiction which
the High Court exercises over the Presidency town; or

(b)solely by reason thereof, as an incident of the
location of the Board of Revenue within the town.”
On question (a), they examined the powers of the Supreme
Court at Madras to issue certiorari beyond the Presidency
Town under clause 8 of the Charter of 1800, as it was
suggested that the High Court succeeded to the jurisdiction
and powers of the Supreme Court which had been granted the
same powers of issuing prerogative writs as the Court of
King’s Bench in England throughout the Province, and they
recorded their conclusion thus:

” Their Lordships are not of opinion that the Supreme Court
would have had any jurisdiction to correct or control a
country court of the company deciding a dispute between
Indian inhabitants of Ganjam about the rent payable for land
in that district.”

Then, dealing with question (b) and referring to their
decision in Besants case(1) that the High Courts of
Calcutta, Madras and Bombay had power to issue certiorari in
the exercise of their local jurisdiction, they held that the
principle could not be applied “to the settlement of rent
for land in Ganjam merely on the basis of the location of
the Board of Revenue as a body which is ordinarily resident
or located within
(1) 46 I.A. I 76.

1154

the town of Madras, or on the basis that the order
complained of was made within the town. if SO, it would seem
to follow that the jurisdiction of the High Court would be
avoided by the removal of the Board of Revenue beyond the
outskirts of the town and that it would never attach but for
the circumstance that an appeal is brought to, or
proceedings in revision taken by, the Board of Revenue.”
Then followed the passage already quoted on which the
respondent’s counsel laid special stress. It will thus be
seen that the decision is no authority for dispensing with
the necessity of the presence or location, within the local
limits of the court’s jurisdiction, of the person or
authority to whom the writ is to be issued, as the basis of
its power to issue it. Their Lordships considered, in the
peculiar situation they were dealing with, that the mere
location of the appellate authority alone in the town of
Madras was not a sufficient basis for the exercise of
jurisdiction whereas both the subject-matter, viz., the
settlement of rent for lands in Ganjam, and the Revenue
Officer authorized to make the settlement at first instance
were outside the local limits of the jurisdiction of the
High Court. If the court in Madras were, recognised as
having jurisdiction to issue the writ of certiorari to the
appellate authority in Madras, it would practically be
recognising the court’s jurisdiction over the Revenue
Officer in Ganjam and the settlement of rents for lands
there, which their Lordships held it never had. That was
the “substance” of the matter they were looking at, and
their observations lend no support to the view that if the
subject-matter or the cause of action and the parties
concerned were within the territorial limits of the
jurisdiction, the High Court could issue prerogative writs
to persons or authorities who are not within those limits.
In any case, the decision did not turn on the construction
of a statutory provision similar in scope’ purpose or
wording to article 226 of the Constitution, and is not of
much assistance in the construction of that article.

1155

It was said that it could not have been contemplated that an
inhabitant of the State of Madras, feeling aggrieved by a
threatened interference with the exercise of his rights in
that State by an authority located in Delhi and acting
without jurisdiction, should seek his remedy under article
226 in the Punjab High Court. It is a sufficient answer to
this argument of inconvenience to say that, the language of
the article being reasonably plain, it is idle to speculate
as to what was or was not contemplated.

Our attention has been called to certain decisions of High
Courts dealing with the situation where the authority
claiming to exercise jurisdiction over a matter at first
instance is located in one State and the appellate authority
is located in another State. It is not necessary for the
purposes of this appeal to decide which High Court would
have jurisdiction in such circumstances to issue prerogative
writs under article 226.

In the view we have expressed above as to the applicability
of article 226 to the present case, it is unnecessary to
enter upon a discussion of the question whether article
192(1) applies only to members who, having been already
elected, have become subject to a disqualification by reason
of events happening after their election; but having heard
the point fully argued before us, we think it right to
express our opinion thereon, especially as both sides have
invited us to do so in view of its general importance.
The relevant provisions of the Constitution on which the
determination of the question turns are as follows:

190. (3) If a member of a House of the Legislature of a
State—

(a) becomes subject to any of the disqualifications
mentioned in clause (1) of article 191 ; or

(b) resigns his seat by writing under his hand
addressed to the Speaker or the Chairman, as the case may
be, his seat shall thereupon become vacant,
1156

191. (1) A person shall be disqualified for being chosen as,
and for being, a member of the Legislative Assembly or
Legislative Council of a State

(a) if he holds any office of profit under the
Government of India or the Government of any State,
specified in the First Schedule, other than an office
declared by the Legislature of the State by law not to
disqualify its holder;

(b) if he is of unsound mind and stands so declared by
a competent court;

(c) if he is an undischarged insolvent;

(d) if he is not a citizen of India, or has
voluntarily acquired the citizenship of a foreign State, or
is under any acknowledgment of allegiance or adherence to a
foreign State;

(e) if he is so disqualified by or under any law made
by Parliament.

192. (1) If any question arises as to whether a member
of a House of the Legislature of a State has become subject
to any of the disqualifications mentioned in clause (1) of
article 191, the question shall be referred for the decision
of the Governor and his decision shall be final.
(2) Before giving any decision on any such question,
the Governor shall obtain the opinion of the Election
Commission and shall act according to such opinion.

193. If a person sits or votes as a member of the
Legislative Assembly or the Legislative Council of a
State………… when he knows that he is not qualified or
that he is disqualified for membership thereof, or that he
is prohibited from so doing by the provisions of any law
made by Parliament or the Legislature of the State, he shall
be liable in respect of each day on which he so sits or
votes to a penalty of five hundred rupees to be recovered as
a debt due to the State.

As has been stated already, the respondent’s conviction
and sentence in 1942 disqualified him both for being chosen
as, and for being, a member of the Legislative Assembly
under article, 191 (1) (e) read with section 7 of the
Representation of the People Act, 1951,
1157
passed by Parliament, the period of five years since his
release on 15th August, 1947, not having elapsed before the
date of the election. The respondent having thus been under
a disqualification since before his nomination on 15th
March, 1952, could he be said to have “become” subject to
that disqualification within the meaning of article 192 ?
The rival contentions of the parties centred round the true
interpretation to be placed on that word in the context of
the provisions quoted above.

The Attorney-General argued that the whole fasciculus of
the provisions dealing with “disqualifications of members”,
viz., articles.190 to 193, should be read together, and as
articles 191 and 193 clearly cover both preexisting and
supervening disqualifications, articles 190 and 192 should
also be similarly understood as relating to both kinds of
disqualification. According to him all these provisions
together constitute an integral scheme whereby
disqualifications are laid down and machinery for
determining questions arising in regard to them is also
provided. The use of the word “become” in articles 190 (3)
and 192 (1) is not inapt, in the context, to include within
its scope preexisting disqualifications also, as becoming
subject to a disqualification is predicated of “a member of
a House of Legislature”, and a person who, being already
disqualified, gets elected, can, not inappropriately, be
said to “become” subject to the disqualification as a member
as soon as he is elected. The argument is more ingenious
than sound. Article 191, which lays down the same set of
disqualifications for election as well as for continuing as
a member, and article 193 which prescribes the penalty for
sitting and voting when disqualified, are naturally phrased
in terms wide enough to cover both preexisting and
supervening disqualifications; but it does not necessarily
follow that articles 190 (3) and 192 (1) must also be taken
to cover both. Their meaning must de end on the language
used which, we think, is reasonably plain. In our opinion
these two articles go together and
150
1158
provide a remedy when a member incurs a disqualification
after he is elected as a member. Not only do the words ”
becomes subject” in article 190(3) and “has become subject”
in article 192(1) indicate a change in the position of the
member after he was elected, but the provision that his seat
is to become thereupon vacant, that is to say, the seat
which the member was filling theretofore becomes vacant on
his becoming disqualified, further reinforces the view that
the article contemplates only a sitting member incurring the
disability while so sitting. The suggestion that the
language used in article 190(3) can equally be applied to a
pre-existing disqualification as a member can be supposed to
vacate his seat the moment he is elected is a strained and
farfetched construction and cannot be accepted. The
Attorney-General admitted that if the word ” is ” were
substituted for “becomes” or ” has become “, it would more
appropriately convey the meaning contended for by him, but
he was unable to say why it was not used.

It was said that on the view that articles 190(3) and 192(1)
deal with disqualifications incurred after election as a
member, there would be no way of unseating a member who
became subject to a disqualification after his nomination
and before his election, for, such a disqualification is no
ground for challenging the election by an election petition
under article 329 of the Constitution read with section 100
of the Representation of the People Act, 1951. If this is
an anomaly, it arises out of a lacuna in the latter
enactment which could easily have provided for such a
contingency, and it cannot be pressed as an argument against
the respondent’s construction of the constitutional
provisions. On the other hand, the Attorney-General’s
contention might, if accepted, lead to conflicting decisions
by the Governor dealing with a reference under article 192
and by the Election Tribunal inquiring into an election
petition under section 100 of the Parliamentary statute
referrred to above.

For the reasons indicated we agree with the learned Judge
below in holding that articles 190(3) and 192(1)
1159
are applicable only to disqualifications to which a member
becomes subject after he is elected as such, and that
neither the Governor nor the Commission has jurisdiction to
enquire into the respondent’s disqualification which arose
long before his election.

As, however, we have held that the High Court was not
competent under article 226 to issue any prerogative writ to
the appellant Commission, the appeal is allowed and the writ
of prohibition issued by the learned Judge is quashed. We
make no order as to costs.

Appeal allowed.

Agent for the appellant and the Intervener: G. H.
Rajadhyaksha.

Agent for the respondent: S. Subramaniam.