High Court Patna High Court - Orders

Mahesh Ram vs The State Of Bihar &Amp; Ors on 15 March, 2011

Patna High Court – Orders
Mahesh Ram vs The State Of Bihar &Amp; Ors on 15 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.1723 of 2010
1. MAHESH RAM S/O RAMESHWAR RAM R/O VILL.- MODANGANJ, P.S.- GHOSHI, DISTT.-
JEHANABAD, AT PRESENT ELECTED MEMBER OF PANCHAYAT SAMITI, MODANGANJ, DISTT.-
JEHANABAD
                                      Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY
2. THE DISTRICT MAGISTRATE, JEHANABAD
3. THE DEPUTY DEVELOPMENT COMMISSIONER-CUM-CHIEF EXECUTIVE OFFICER, ZILA
PARISHAD, JEHANABAD
4. THE BLOCK DEVELOPMENT OFFICER, MODANGANJ BLOCK, DISTT.- JEHANABAD
5. THE JUNIOR ENGINEER-CUM-AGENCY, MODANGANJ BLOCK, DISTT.- JEHANABAD
6. RAJIV SHARMA S/O NOT KNOWN TO THIS PETITIONER PRAMUKH, PANCHAYAT SAMITI-
MODANGANJ, DISTT.- JEHANABAD
7. SUNIL KUMAR S/O NOT KNOWN TO THIS PETITIONER ASSISTANT- MODANGANJ BLOCK,
DISTT.- JEHANABAD

Advocate for respondent Nos.6 and 7: Shri Ramakant Sharma, Sr. Adv.
                                  -----------

3/ 15/03/2011 Heard learned counsel for the petitioner,

the State and respondent Nos.6 and 7.

While the petitioner is stated to be an

elected member of the Panchayat Samiti, Modanganj,

District- Jehanabad, respondent Nos.6 and 7 are

stated to be the Pramukh and the Assistant. The

controversy relates to what the petitioner alleges an

illegal construction of a building for medical

treatment of animals at village-Charui, Block-

Modanganj, District- Jehanabad. It is not in

controversy that during the pendency of the writ

application the construction has been completed in

March, 2010 itself. While the petitioner alleges that

the construction has been made at the present

location without any resolution of the Panchayat

Samiti, the State Authorities and private

respondents 6 and 7 assert that the construction

has been located at a place approved by the
2

Panchayat Samiti.

Arguments, counter arguments, allegations

and counter allegations have been made with regard

to what may have been considered by the Panchayat

Samiti, in what manner it was considered by the

Panchayat Samiti and to what extent it may have

been considered by the Panchayat Samiti. At the

fulcrum of the entire controversy are the decisions of

the Panchayat Samiti which is best known to the

members of the Panchayat Samiti itself.

The Panchayat system, grassroots

democracy, is a mandate of the Constitution. The

Court need not go into that aspect further except to

hold that grassroots democracy has to be allowed to

function with full force and effect and shall not be

interfered with by this Court lightly.

          Let       the     Deputy         Development

Commissioner-cum-Chief        Executive    Officer,   Zila

Parishad, Jehanabad ensure that the aspect of the

construction of the building for medical treatment of

animals as discussed in the present order is placed

before the Panchayat Samiti which shall examine for

itself whether it had given any approval. If it had, for

what location. It shall be the discretion of the

Panchayat Samiti to decide/ratify/regularise what

has to be done with the construction made, if it has
3

been made without its resolution or at a place

contrary to its resolution. The Court expresses no

opinion on the merits of the construction made

which naturally has to be left to the best wisdom of

the members of the Panchayat Samiti.

The writ application is disposed in the

aforesaid terms to be complied with within a

maximum period of one month from the date of

constitution of the new Panchayat Samiti after the

present Panchayat Elections are over.

The writ application stands disposed.

KC                                 ( Navin Sinha, J.)