Bombay High Court High Court

Jadhav Shankar Dyandeo vs The Collector At Satara on 1 September, 2010

Bombay High Court
Jadhav Shankar Dyandeo vs The Collector At Satara on 1 September, 2010
Bench: D.D. Sinha, Mridula Bhatkar
                                       1

            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                   CIVIL APPELLATE JURISDICTION




                                                                            
                     WRIT PETITION NO. 3545 OF 2010




                                                    
    1.   Jadhav Shankar Dyandeo               ]
         Age 54 years, Occ: Agriculture       ]
         Residing at Tambi Punarwasan,        ]




                                                   
         Taluka - Koregaon, District Satara   ]
    2.   Mr. Sapkal Sampat Bhau               ]
         Age 48 years, Occ: Labour,           ]
         Residing at Tambi Punarwasan,        ]
         Taluka - Koregaon, District Satara   ]..Petitioners




                                          
                      versus
    1.   The Collector at Satara
                           ig                 ]
         having office at Powainaka,          ]
         Satara, District - Satara            ]
                         
    2.   The Election Commission              ]
         Maharashtra,                         ]
         having office Opposite Mantralaya,   ]
         Mumbai, Maharashtra                  ]..Respondents
           
        



    Mr. U. P. Warunjikar for Petitioners.
    Mrs. M. P. Thakur - AGP for Respondent No. 1.
    Mr. S. S. Shetye for Respondent No. 2.





                              CORAM : D. D. SINHA AND
                                      MRS. MRIDULA BHATKAR, JJ.

Judgment Reserved on : 21.07.2010
Judgment Pronounced on : 01.09.2010

JUDGMENT : (Per : D. D. Sinha, J.)

Heard the learned counsel for the petitioners, learned Assistant

Government for the respondent no.1 and the learned counsel for the

::: Downloaded on – 09/06/2013 16:23:10 :::
2

respondent no. 2.

2. Counsel for the petitioners has submitted that the petitioners are

project affected persons, who became landless and were rehabilitated in

Village Revadi by allotting an area admeasuring about 4000 sq. ft. each.

The petitioners made representation for formation of separate village of all

the rehabilitated villagers as they have separate problems than the other

villagers. On 6th August 1995 notification was issued by the Additional

Collector by exercising power under section 4(1) of The Maharashtra

Land Revenue Code, 1966 (for the sake of brevity and convenience referred

to as “MLR Code”) and new village by name Tambi Punarvasit came to be

established. On 4th December 1999 notification in official gazette by

exercising power under section 4(2) of The Bombay Village Panchayats Act,

1958 (for the sake of brevity and convenience referred to as ” the BVP

Act”) and Article 243 (g) of the Constitution of India, 1950 (for the sake of

brevity and convenience referred to as “the Constitution”) was published.

3. It is submitted that on 12th January 2010 notice in Form ‘B’ under

Rule 5(2) of The Bombay Village Panchayats (Number of Members,

Divisions into Wards and Reservation of Seats) Rules, 1966 ((for the sake of

brevity and convenience referred to as “BVP Rules, 1966”) was issued by

the respondent no.1 on behalf of respondent no.2 in respect of Village

::: Downloaded on – 09/06/2013 16:23:10 :::
3

Panchayat Tambi. Objections were invited for proposed formation of wards.

Objections were raised by the petitioners and others on 14th January 2010.

Similarly notice under section 80 of the Civil Procedure Code was issued on

18th January 2010 through advocate. On 30th January 2010 impugned order

was passed by respondent no.1 on behalf of respondent no. 2.

4. The counsel for the petitioners has submitted that the present petition

was filed in April 2010. The Assistant Commissioner of respondent no.2

filed his affidavit dated 5th May 2010 and admitted that 18 families who

were residing in Village Revadi were included in Village Tambi since such

inclusion was necessary so as to match the population ratio as provided

under MLR Code. It is submitted that reason for inclusion is that all civic

facilities are provided by Village Tambi even though the said families form

part of Village Revadi. The counsel for the petitioners further contended

that in the affidavit of Tahsildar of Koregaon dated 18th June 2010 it is

admitted that 18 families have been included in Village Tambi. It is

submitted that in order to appreciate the controversy in issue, provisions of

Sections 3(24), 3(14) and 3(25) of the BVP Act needs to be considered.

Section 4 deals with the declaration of Declaration of Village and Section 5

deals with Establishment of Panchayats. In the present case both

notifications are issued in respect of Village Tambi under Section 4 of MLR

Code and under section 4 read with Article 243(g) of the Constitution.

::: Downloaded on – 09/06/2013 16:23:10 :::
4

Provisions of Rule 3 of BVP Rules 1966 contemplates division of village

into wards. Similarly under the Rules the word “Village” is not defined and

therefore it is necessary to go by the definition of “Village” mentioned in

Section 3(24) of the BVP Act. It is therefore contended that in any case

there cannot be inclusion of villagers of one village into another village

while formation of wards.

5. It is contended that Rule 5 of BVP Rules, 1966 stipulates constitution

of a Panchayat. The word “Panchayat” has been defined under Section 3(14)

of the BVP Act. Similarly Section 5 states that in every village there shall be

a Panchayat and therefore if there is a separate Panchayat for Village Tambi

then by exercising power under Rule 5 the villagers of Village Revadi

cannot be included in the village Tambi. The counsel for the petitioners

further contended that Rule 5 contemplates issuance of notification in Form

‘A’. In any case by exercising power under sub rule (1) of Rule 5 or sub

rule (2) of Rule 5 boundaries of the village as contemplated under Section

3(24) of the BVP Act read with Article 243(g) of the Constitution, as well

as Section 4 of the MLR Code cannot be altered. The BVP Rules 1966 has

been framed by exercising power under Section 176(1)(2)(iia), therefore, in

any case the Rules are framed by exercising power with reference to

Section 10 i.e. “Constitution of Panchayat” and therefore the boundaries of

the village cannot be altered nor the villagers from another village can be

::: Downloaded on – 09/06/2013 16:23:10 :::
5

included in another village at the time of formation of wards.

6. It is further submitted by the learned counsel for the petitioners that

title of Rule 5 BVP Rules 1966 deals with publication of constitution of

panchayat. Sub rule (1) contemplates number of members of a panchayat,

the number of ward into which each village shall be divided, number of

villagers which shall be elected from each ward and the ward or wards in

which seats are reserved for scheduled castes, scheduled tribes, backward

class of citizens and women, shall be published by an officer authorised by

the State Election Commissioner, by issuing notification in Form ‘A’. It is

contended that the declaration of village once is made by issuing

notification under sub clause (g) of Article 243 of the Constitution the said

village shall be known by name of the said village specified in that

notification and the State Election Commissioner does not have any power

either under Section 4 of the BVP Act or under Section 4 of the MLR Code

to alter, modify the said declaration made by the State Government under

these provisions. It is submitted that merely because elections in the year

2000 and 2005 were held on the basis of inclusion of 18 families of Village

Revadi into the Village Tambi, cannot be a valid ground to conduct the

present election of the Gram Panchayat of Tambi by including 18 families

of Village Revadi into Village Tambi. The said action of the Election

Commission is illegal and therefore unsustainable in law. It is contended

::: Downloaded on – 09/06/2013 16:23:10 :::
6

that the objection raised by the petitioners in this regard was wrongly

rejected by the Competent Authority.

7. Learned counsel for the respondent no.2 has submitted that the

contentions canvassed by the learned counsel for the petitioners are devoid

of substance and therefore cannot be accepted. It is contended that Rule 5

deals with the publication of constitution of a panchayat. It also provides for

publication of draft notification declaring the number of members of

Panchayat, the number of wards into which each village shall be divided,

the extent of each such ward and number of members which shall be

elected from each ward. It further provides that the copy of the said

notification shall be affixed at Village Revadi so also at a conspicuous place

in the village and in case of panchayat for a local area comprising a group

of revenue villages or hamlets forming part of a revenue village, in each of

such village or hamlet. It is contended that sub rule (2) of Rule 5 provides

for inviting objection from any affected person(s) and it further provides

that after hearing the affected person(s), the Collector shall issue a final

notification under Rule 5(i) of the BVP Act. It is submitted that Chapter IX

of the Constitution deals with the Panchayats. Article 243 defines various

terms such as “Panchayat”, “Panchayat area”, “Village”. Article 243(d)

stipulates “Panchayat” means an institution of self government, constituted

under Article 243-B for the rural areas. Article 243(e) contemplates

::: Downloaded on – 09/06/2013 16:23:10 :::
7

“Panchayat area” means the territorial area of a Panchayat. Article 243(g)

contemplates “Village” means a village specified by the Governor by public

notification to be a village for the purposes of this Part and includes a

group of villages so specified. Article 243-B deals with Constitution of

Panchayats ……. “There shall be constituted in every State, Panchayats at the

village, intermediate and district levels in accordance with the provisions of

this Part”. Article 243-K deals with Elections to the Panchayats. Article 243-

K(i) deals with “The superintendence, direction and control of the

preparation of electoral rolls, for, and the conduct of, all elections of the

Panchayats shall be vested in a State Election Commission consisting of a

State Election Commissioner to be appointed by the Governor”. Counsel for

the respondent no. 2 further submitted that Section 10A of the BVP Act

provides “The superintendence, direction and control of the preparation of

the electoral rolls for, and the conduct of all elections shall be vested in the

State Election Commissioner.” Sub section (2) of Section 10A empowers

the State Election Commissioner to delegate any of his powers and

functions to any officer of the State Government not below the rank of

Tahsildar. Counsel for the respondent no. 2 in the context of the scheme of

the above referred provisions of the BVP Act, BVP Rules and Constitution

has submitted that elections are to be conducted for Panchayat and not for

village. It is submitted that “Panchayat area” and “Village” has been defined

separately. The definition of village makes it clear that it also includes group

::: Downloaded on – 09/06/2013 16:23:10 :::
8

of villages and part thereof.

8. Counsel for the respondent no.2 further submitted that Rule 5 of BVP

Rules, 1966 needs to be read with provisions of Chapter IX of the

Constitution. It is submitted that the authorities are require to declare the

panchayat area, which may constitute amalgamated group of villages or part

of villages. Counsel for the respondent no.2 further submitted that

notification under Rule 5(1) determines the “Panchayat Area” of Tambi

Village Panchayat for the purpose of election to the said Village Panchayat.

It is contended that in other words revenue limits of villages and territorial

area of Village Panchayats are two separate terms which are separately

defined in the Constitution of India, so also the BVP Act, 1958. Thus there

is absolutely no merit in the contentions raised by the petitioners and

therefore petition deserves to be dismissed.

9. Counsel for the respondent no. 2 further contended that the challenge

in the present petition is to the “formation of wards” in Panchayat elections.

In other words petition challenges the delimitation of Panchayat area /

constituencies determined by the authorities and therefore in view of

provisions of Article 243-O, it is well settled that the delimitation of

Panchayat area or constituencies in the said area are not open to judicial

scrutiny. In order to substantiate the said contention, reliance is placed on

::: Downloaded on – 09/06/2013 16:23:10 :::
9

the decision of the Apex Court in the case of State of Uttar Pradesh vs.

Pradhan Sangh Kshettra Samiti [1995 (Supp.2) SCC 305]. The challenge

can be entertained by the court only on the ground that before delimitation,

no objections were invited and no hearing was given. It is submitted that in

the present case admittedly the objections were invited. Petitioners had

raised their objections and after hearing them the objections were turned

down by the Collector Satara by recording reasons and therefore impugned

order is sustainable in law.

10. The learned Assistant Government Pleader supported the stand taken

by the learned counsel for the respondent no. 2 as well as the impugned

order.

11. Considered the contentions canvassed by the respective counsel.

Perused the relevant Rules, relevant provisions of the Act and Rules, as well

as Constitution and perused the decision of the Apex Court in the case of

State of Uttar Pradesh (cited supra).

12. In the present petition, the petitioners are challenging the order passed

by the Collector Satara dated 30th January 2010 whereby objections raised

by the petitioners to the final notification issued under Rule 5 of the BVP

Rules 1966 came to be rejected. In other words the petitioners are

::: Downloaded on – 09/06/2013 16:23:10 :::
10

challenging the formation of wards of Tambi Village Panchayat, District

Satara. Chapter IX of Constitution deals with Panchayats and Article 243

provides definitions. For our purpose, Article 243(d), (e) and (g) are

relevant, which reads thus:-

“Article 243(d) “Panchayat” means an institution (by

whatever name called) of self government constituted

under article 243-B, for the rural areas;

“Article 243(e) “Panchayat area” means the territorial area

of a Panchayat;

“Article 243(g) “village”, means a village specified by

the Governor by public notification to be a village for the

purposes of this Part and includes a group of villages so

specified.”

It is therefore evident that the territorial area of a Panchayat is distinct and

separate from the revenue limits of the village which also include group of

villages. Similarly, Article 243-C deals with compositions of panchayats

and Article 243-K deals with Elections to the Panchayats. Article 243-K(1)

contemplates the superintendence, direction and control of the preparation

of electoral rolls for, and the conduct of, all elections to the Panchayats shall

be vested in a State Election Commission consisting of a State Election

Commissioner to be appointed by the Governor. [Sub clauses 2, 3, 4 of

Article 243-K are not relevant for deciding the issue in question]. Article

::: Downloaded on – 09/06/2013 16:23:10 :::
11

243-O prohibits interference by the court in electoral matters and

contemplates that notwithstanding anything in this Constitution the validity

of any law relating to delimitation of constituencies or the allotment of seats

to such constituencies made or purporting to be made under Article243-K,

shall not be called in question in any court. Sub clause (b) stipulates that no

election to any Panchayats shall be called in question except by an election

petition presented to such authority and in such manner as is provided for

by or under any law made by the Legislature of a State. It is therefore

evident that as per the provisions of Article 243-O(a) once the power

exercised by the State Election Commission in relation to delimitation of

constituencies or allotment of seats to such constituencies of the Panchayat,

such action cannot be called in question in any court. The issue is no more

res integra and is covered by the decision of the Apex Court in case of State

of Uttar Pradesh (cited supra). Relevant observations are in paragraph 45 of

the said judgment, which reads thus :

“(45) WHAT is more objectionable in the approach of

the High Court is that although clause (a) of Article 243-

O of the Constitution enacts a bar on the interference by

the courts in electoral matters including the questioning

of the validity of any law relating to the delimitation of

the constituencies or the allotment of seats to such

::: Downloaded on – 09/06/2013 16:23:10 :::
12

constituencies made or purported to be made under

Article 243-K and the election to any panchayat, the

High Court has gone into the question of the validity of

the delimitation of the constituencies and also the

allotment of seats to them. We may, in this connection,

refer to a decision of this court in Meghraj Kothari v.

Delimitation Commission. In that case, a notification of

the Delimitation Commission whereby a city which had

been a general constituency was notified as reserved for

the Scheduled Castes, This was challenged on the

ground that the petitioner had a right to be a candidate

for Parliament from the said constituency which had

been taken away. This court held that the impugned

notification was a law relating to the delimitation of the

constituencies or the allotment of seats to such

constituencies made under Article 327 of the

Constitution, and that an examination of S. 8 and 9 of

the Delimitation Commission Act showed that the

matters therein dealt with were not subject to the

scrutiny of any court of law. There was a very good

reason for such a provision because if the orders made

under S. 8 and 9 were not to be treated as final, the

::: Downloaded on – 09/06/2013 16:23:10 :::
13

result 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.

Although an order under Section 8 or Section 9 of the

Delimitation Commission Act and published under

Section 10 (1 of that Act is not part of an Act of

Parliament, its effect is the same. Section 10 (4 of that

Act puts such an order in the same position as a law

made by Parliament itself which could only be made by

it under Article 327. If we read Articles 243-C, 243-K

and 243-O in place of Article 327 and S.2(kk), 11-F and

12-BB of the Act in place of S. 8 and 9 of the

Delimitation Act. 1950, it will be obvious that neither

the delimitation of the panchayat area nor of the

constituencies in the said areas and the allotments of

seats to the constituencies could have been challenged

nor the court could have entertained such challenge

except on the ground that before the delimitation, no

objections were invited and no hearing was given. Even

this challenge could not have been entertained after the

notification for holding the elections was issued. The

High court not only entertained the challenge but has

::: Downloaded on – 09/06/2013 16:23:10 :::
14

also gone into the merits of the alleged grievances

although the challenge was made after the notification

for the election was issued on 31/8/1994.”

The plain reading of the above referred observations made by the Apex

Court would show that if provisions of Article 243-C, 243-K and 243-O are

read together the delimitation of Panchayat area or the formation of the

constituencies in the said areas and allotments of seats to the constituencies

could be challenged nor the court can entertain such challenge except on

the ground that before delimitation, no objections were invited and no

hearing was given, even though this challenge also could not be entertained

after the notification for holding the election is issued. The law declared by

the Apex Court is loud and clear and prohibits courts to entertain challenge

in view of Article 243-C, 243-K read with 243-O in respect of the above

aspects, and therefore the challenge raised by the petitioners pertaining to

delimitation of Panchayat area or that of formation of constituency in the

said area as well as allotment of seat to such constituencies cannot be

entertained by this court since the objections were invited, petitioners have

raised objections, hearing was given to them and it is only thereafter the

objections were rejected by the Collector Satara by passing impugned order.

The contentions canvassed by the petitioners based on Rule 2 (5) of BVP

Rules, 1966 as well as Section 4 of MLR Code as well as Section 2(4) of the

::: Downloaded on – 09/06/2013 16:23:10 :::
15

BVP Act in view of Article 243-C, Article 243-K and 243-O coupled with

the law declared by the Apex Court in State of Uttar Pradesh (cited supra) is

devoid of substance.

13. Petition suffers from lack of merits and the same is dismissed. No

order as to costs.

                            ig                   (D. D. SINHA, J.)
                          

                                         (MRS. MRIDULA BHATKAR,J.)
        
     






                                                      ::: Downloaded on - 09/06/2013 16:23:10 :::