High Court Patna High Court - Orders

Mahadeo Das vs The State Of Bihar &Amp; Ors on 22 February, 2011

Patna High Court – Orders
Mahadeo Das vs The State Of Bihar &Amp; Ors on 22 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.16105 of 2010
         1. MAHADEO DAS S/O LATE SAHTU DAS R/O VILL.- GARHA, P.S.-
         RUNI SAIDPUR, DISTT.- SITAMARHI
                              Versus
         1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY
         PANCHAYATI RAJ DEPARTMENT, BIHAR, PATNA
         2. THE DISTRICT MAGISTRATE, SITAMARHI
         3. THE DEPUTY DEVELOPMENT COMMISSIONER, SITAMARHI
         4. THE DISTRICT PANCHAYAT RAJ OFFICER, SITAMARHI
         5. THE SUB DIVISIONAL OFFICER, SITAMARHI, SADAR,
         SITAMARHI
         6. THE BLOCK DEVELOPMENT OFFICER, RUNNI SAIDPUR,
         DISTT.- SITAMARHI
                                      -----------

2. 22.02.2011 Heard learned counsel for the petitioner and

the State.

The petitioner is stated to be the Mukhiya of

the Bahilbada @ Gadha Gram Panchayat, Block-Runi

Saidpur, District-Sitamarhi. He is aggrieved by the order

dated 27.8.2010 unseating him from the post of Mukhiya

in exercise of powers under Section 18(5) of the Bihar

Panchayat Raj Act, 2006 (hereinafter called the ‘Act’)

passed by the Principal Secretary, Department of

Panchayati Raj.

Relying upon A.I.R. 2001 SC 2524 (Tarlochan

Dev Sharma Vs. State of Punjab & Ors.) it is submitted

that removal of an elected Mukhiya in exercise of

executive powers as distinct from a no-confidence motion

and debarring him from contesting election for the next

five years is a serious matter. The impugned order
2

suffers from serious procedural infirmities. The

comments of the District Magistrate on the cause shown

by the petitioner was not made available to the petitioner

with opportunity to rebutt the same. The Secretary has

relied upon these comments to reject the defence of the

petitioner for indicting him. Evidence has therefore been

admitted behind his back denying him reasonable

opportunity to defend himself as enshrined in Section

18(5) of the Act. It is next submitted in so far as charge

no. 1 is concerned, the impugned order recites that the

District Magistrate had found the cause shown by the

petitioner to be unsatisfactory. There is no finding of the

statutory authority by his own independent application of

mind. The order therefore suffers from the vice of

abdication of statutory power acting at the dictates of the

District Magistrate. With regard to charge no. 2, it is

submitted that the comments furnished by the District

Magistrate themselves did not satisfy the Secretary when

he holds that it was not clear as to what exactly was the

amount sanctioned, the amount which was allegedly mis-

utilized to arrive at a speculative finding on assumptions

and presumptions.

Counsel for the State finds it difficult to

satisfy the Court from the recitals in the order dated

27.8.2010 of independent application of mind by the
3

statutory authority on charge no. 1 or that the comments

of the District Magistrate relied upon by the Secretary to

indict the petitioner were furnished to the petitioner.

Likewise, the Court finds that in so far as charge no. 2 is

concerned, the Secretary himself states that the facts

were not clear with regard to the allocation made and the

alleged amount of diversion etc. Counsel for the State

submits that the matter may be remitted to the Secretary

to pass fresh orders in accordance with law.

The Court in C.W.J.C. No. 10659 of 2009

(Narayan Pd. Viswas) and C.W.J.C. No. 18905 of 2010

(Vijay Singh Vs. State of Bihar) has already discussed the

issues at length of the nature of power and its manner of

exercise under Section 18(5) of the Act.

If a statutory authority passes an order in

exercise of statutory powers, such an order has to be

passed within the confines of the statutory jurisdiction.

If the authority exceeds the jurisdiction or abdicates it

and the order visit an elected person with serious

consequence of the nature noticed above, it is not for the

Court to give any directions. When an order is

challenged before a Court it is required to pronounce on

its validity/invalidity. The principal followed in a

departmental proceeding to remand the matter for

passing fresh orders in accordance with law from the
4

stage of illegality shall not apply in the present facts. The

order dated 27.8.2010 is therefore set aside. What the

respondents may wish to do is their statutory jurisdiction

and not for the Court to direct.

The writ application stands allowed.

P. Kumar                                      ( Navin Sinha, J.)