High Court Kerala High Court

Gopalan vs The Kerala State Election … on 15 September, 2009

Kerala High Court
Gopalan vs The Kerala State Election … on 15 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20397 of 2009(T)


1. GOPALAN, AGED 68 YEARS,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTION COMMISSION,
                       ...       Respondent

2. THE SECRETARY/BLOCK DEVELOPMENT OFFICER,

3. THE SECRETARY,

4. VENMONY SUDHAKARAN, PRESIDENT,

5. ABDUL KALAM, MEMBER, WARD NO.8,

6. SAJI, MEMBER, WARD NO.3,

7. JOLLY OOMMEN, MEMBER, WARD NO.12,

8. JESSY VARGHESE, MEMBER, WARD NO.1,

9. ELIZABETH SAMUEL, MEMBER,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :15/09/2009

 O R D E R
            THOTTATHIL B.RADHAKRISHNAN, J.
                  -------------------------------------------
                  W.P(C).No.20397 OF 2009
                  -------------------------------------------
           Dated this the 15th day of September, 2009


                              JUDGMENT

“C.R.”

1.The petitioner, the vice president of the third respondent

grama panchayat, challenges notice of a motion of no-

confidence against the 4th respondent, the president of that

panchayat. The fundamental plea projected is that Ext.P4

motion contains a signature, as that of the 5th respondent

Abdul Kalam, a member, though he is not in India. It is also

pleaded that the proposed motion is vitiated by fraud.

2.Ext.P3 does not contain the signature of Abdul Kalam. Ext.P4

is the Malayalam version of the form referable to Rule 15(2) of

the Kerala Panchayat Raj (Procedure for Panchayat Meetings)

Rules, 1995. That form does not require the signatures

therein to be attested by any authority. Ext.P3 contains a

signature as that of Abdul Kalam. Ext.P5 is the English version

of the form in terms of Rule 15. That also carries a signature

as that of Abdul Kalam in the presence of the Consulate

WPC.20397/09

Page numbers

General of India, Jeddah. Along with these materials, by now,

the 5th respondent has filed a counter affidavit, challenging the

very foundation of the writ petition and even charging the

petitioner of having made a false statement in relation to the

5th respondent’s signature. He further seeks leave of this

Court to file appropriate application to prosecute the

petitioner. One thing is certain from that counter affidavit;

that the 5th respondent stands by his signatures in the disputed

documents. With that counter affidavit, I do not find any

justification to continue the interlocutory order issued

deferring the consideration of the motion.

3.Now, the only issue that remains is the correctness of Ext.P8

decision issued by the Election Commission, taking the view

that a member who is abroad with leave, is entitled to initiate a

motion of no-confidence. A member could be deprived of

certain rights if he proceeds abroad without leave. But if he

goes with leave, he cannot be deprived of any of his rights in

terms of the statutory provisions. He is entitled to receive

WPC.20397/09

Page numbers

honorarium also. Deprivations, if any, could be only in

accordance with the statute. There is no prescription in law

disabling a person who is abroad with leave from participating

in a no-confidence motion. Hence, he will not be incapacitated

even from being party to the exercise of moving a no-

confidence motion. Therefore, Ext.P8 stands.

4.There are two intervening situations. It is stated that there

was a by-election while matters were pending consideration

either before the Commission or before this Court. The

question whether the member so elected is entitled to vote is

not an issue directly arising for decision here. However, that

has been substantially pointed out by the learned counsel

appearing for the panchayat on the premise that lack of clarity

in that regard may lead to confusion. It also appears that

apart from the motion of no-confidence that led to this writ

petition, notice of yet another motion of no-confidence is also

given. The question is whether both the motions could be

WPC.20397/09

Page numbers

considered or whether the one that led to the writ petition,

which is earlier in point of time, has to be given precedence.

5.Adverting to the different provisions in Section 157 of the Act,

judgment dated 17.8.2009 in W.P(C).23447/09 was delivered

holding, among other things, that the situs of the jurisdictional

fact generating the prohibition contained in sub-section 13 of

Section 157 is the meeting. To hold so, it was further held that

the copy of the motion given along with the notice of the

intended motion becomes alive for generating the incidentals

that could arise therefrom only on its presentation in the

meeting, by the presiding officer, reading it out and declaring

it open for debate. Applying that law, the motion of no-

confidence, for which notice was issued at an earlier point of

time, cannot gain any precedence if there is also another

lawfully moved motion of no-confidence, with lawful notice in

terms of the statutory provisions, when the motion notified

earlier is read out and put to debate and voting, if necessary.

Therefore, if the authorised officer decides to hold a meeting

WPC.20397/09

Page numbers

for consideration of both the motions of no-confidence in a

consolidated manner, it will not infract any statutory provision.

6.Now, with the law as noticed above, the legal incidents

referable to no confidence motion arise at the meeting in

which it is presented, unless the meeting falls for want of

quorum. As a necessary consequence, all persons who are

members of the panchayat at the time of the meeting are

entitled to participate in the consideration of that motion.

Therefore, a member elected in a bye-election, after notice of a

no-confidence motion, is also entitled to participate in the

consideration and voting in relation to that no-confidence

motion. Hence, the member of the panchayat who came in

following the bye-election is also entitled to participate in the

meetings in which the motions of no-confidence would be

considered.

7.For the aforesaid reasons, vacating the interim order granted

in this case and affirming the legality of Exts.P3, P4, P5and P8,

WPC.20397/09

Page numbers

it is ordered that the authorised officer will schedule a meeting

of the panchayat for consideration of the motion that has led to

this writ petition and also the subsequent motion Ext.R1(a), if

that is otherwise in order, and put both those motions to

debate and vote compositely. This will do complete justice

between the parties. The notices to be issued shall be on the

basis that the notices of the motions have been received today,

i.e., on the date of this judgment. The writ petition is ordered

accordingly.

Sd/-

THOTTATHIL B.RADHAKRISHNAN,
Judge.

kkb.17/9.