High Court Patna High Court - Orders

Maksudan Paswan @ Madhusudan P vs The State Of Bihar &Amp; Ors on 20 December, 2010

Patna High Court – Orders
Maksudan Paswan @ Madhusudan P vs The State Of Bihar &Amp; Ors on 20 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.14207 of 2010
                    MAKSUDAN PASWAN @ MADHUSUDAN PASWAN, S/O SRI
                    INDRADEO PASWAN, R/O VILL.- JATHIYAR, P.S. ASTHAWAN,
                    DISTT.- NALANDA.....................PETITIONER
                                      Versus
                    1. THE STATE OF BIHAR THROUGH THE DEPARTMENT OF
                       PANCHAYATI RAJ GOVERNMENT OF BIHAR, PATNA
                    2. PRINCIPAL SECRETARY, DEPARTMENT OF PANCHAYATI
                       RAJ, GOVERNMENT OF BIHAR, PATNA
                    3. ANUSHRAWAN PADADHIKARI, PANCHAYATI RAJ, BIHAR,
                       PATNA
                    4. DISTRICT MAGISTRATE, NALANDA AT BIHARSHARIF
                    5. DISTRICT SUPERINTENDENT OF EDUCATION, NALANDA
                       AT BIHARSHARIF
                    6. BLOCK DEVELOPMENT OFFICER, ASTHAWAN, DISTT.-
                       NALANDA
                    7. BLOCK EDUCATION EXTENSION OFFICER, ASTHAWAN,
                       DISTT.- NALANDA
                    8. PINKU KUMAR SON OF ARJUN RAM, RESIDENT OF
                       VILLAGE DUMRAWAN, P.O. ABDACHAK, P.S. ASTHAWAN,
                       DISTRICT NALANDA.............RESPONDENTS

                    For the petitioner    : M/s Basant Chaudhary and Rabindra Kumar,
                                            Advocates.
                    For the State         : Mr. Manoj Kumar Jha, AC to GA-I
                    For respondent no.8 : M/s Vidya Sagar and Samir Kumar Ranjan,
                                            Advocates.
                                       -----------

                                        ORDER

08/ 20.12.2010 This writ petition has been filed challenging order

dated 09.08.2010 (Annexure-1) passed by the Principal

Secretary, Panchayati Raj Department, Government of Bihar,

Patna (respondent no.2) by which the petitioner was removed

from the post of Mukhiya of Raj Dumrawan Gram Panchayat

(hereinafter referred to as ‘the Gram Panchayat’ for the sake of

brevity) in the district of Nalanda under the provision of

section 18(5) of the Bihar Panchayat Raj Act, 2006 (hereinafter

referred to as ‘the Act’ for the sake of brevity) and for other

ancillary reliefs.

-2-

2. I.A. No.7600 of 2010 was filed on 19.08.2010

on behalf of the petitioner for stay of the operation of the

impugned order but the said interlocutory application was

directed vide order dated 07.09.2010 to be considered along

with the admission matter. However, by the said order

respondent no.8 was added to the writ petition as he was not

considered for appointment to the post of Panchayat Shikshak

and on his representation the enquiry was conducted and the

impugned order was passed against the petitioner.

3. Learned counsel for the petitioner has

submitted that he was duly elected as Mukhiya of the Gram

Panchayat in the election of 2006 and since then he has been

functioning as such. He further stated that in the year 2007

Panchayat Shikshak was to be appointed in the Gram

Panchayat and for that purpose a Selection Committee of five

members, including the petitioner as ex-officio Mukhiya was

appointed by the government and after interview and

verification of certificates and materials one Sudhir Kumar was

selected for the post of Panchayat Shikshak.

4. Learned counsel for the petitioner averred that

the said Sudhir Kumar did not suppress any fact and had

mentioned that he passed his Intermediate Examination

obtaining 63.35 per cent marks, whereafter for increasing his

marks he also appeared in Madhyama Examination conducted

by Hindi Sahitya Sammelan and obtained 75 per cent marks. In

the said circumstances, a tentative merit list was prepared and
-3-

published for inviting objections and accordingly the said

Sudhir Kumar submitted his objection relying upon a decision

of this High Court passed in C.W.J.C. No.1074 of 2008 and

C.W.J.C. No.6353 of 2009 in which it was held that certificate

of Hindi Sahitya Sammelan has to be considered for the

purpose of selecting a person on the post of Panchayat

Shikshak. Thereafter, a final gradation list was prepared and

roster clearance was also done. Learned counsel for the

petitioner also averred that there is no illegality in preparation

of the said list.

5. Learned counsel for the petitioner further

claimed that the impugned order of the Principal Secretary

(respondent no.2) is mechanical in nature without considering

the explanation of the petitioner (Annexure-8) and the evidence

produced by the petitioner which were only enumerated

without valid consideration. He also stated that there was no

material before the Principal Secretary (respondent no.2)

except the report of the District Magistrate which was also

dependent upon the report of Superintendent of Police. The

aforesaid two reports and the impugned order were all based on

the only ground that two merit lists were prepared, but in none

of those reports and order the authorities could find that any of

those lists was illegal or any irregularity was committed in

them.

6. It was also claimed by learned counsel for the

petitioner that the Principal Secretary (respondent no.2) in his
-4-

impugned order dated 09.08.2010 (Annexure-1) observed that

Selection Committee should not have accepted the second

mark sheet of Sudhir Kumar failing to appreciate that the

second mark sheet being legal and valid, there was no occasion

for discarding the same, specially when he had every right to

improve his qualification in 1993 from the qualification he had

in 1992 and he has been working since 2007.

7. Learned counsel for the petitioner further

argued that misconduct means continuance of conscious

illegalities but in the instant case there is only a singular act

and that too by a Selection Committee of five persons,

including the Mukhiya (petitioner), Panchayat Secretary

(Government Officer), Member selected by

D.S.E.(Government Officer), Teachers Representative and

Ward Member, but in the instant case only the petitioner and

the Panchayat Secretary have been chosen to be punished

which shows the arbitrariness and malafide of the persons

concerned. Thus, learned counsel for the petitioner claimed

that the petitioner being a democratically elected officer, his

removal from the office, which is an extreme step, could have

been resorted to only in grave and exceptional circumstances

and not for any such minor irregularity.

8. On the other hand, learned counsel for

respondent no.8 vehemently contested the claim of the

petitioner and stated that he was also a candidate for Panchayat

Shikshak as extremely backward class having 55 per cent
-5-

marks, but was not considered in either of two lists by the

Selection Committee, although he had appeared for counseling

on 28.11.2006 and two other extremely backward class

candidates, namely, Manoj Kumar Sharma and Vinay Kumar

having lesser marks were included in the list. He also states

that in the said circumstances, both the lists (Annexure-5 and 6

to the interlocutory application dated 06.08.2010 filed by

respondent no.8) were illegal and hence direction was given for

lodging an F.I.R. (Annexure-9), whereafter steps were taken by

the authorities concerned which are clear from Annexures-10,

11, 12, 13, 14, 15 and 16 of the said interlocutory application.

9. Learned counsel for respondent no.8 also

averred that the impugned order was passed by the Principal

Secretary (respondent no.2) after giving notice to the

petitioner, whereafter the petitioner filed show-cause, which

was considered. He further stated that the impugned order is

quite justified as Sudhir Kumar, who was of a different

Panchayat, was appointed and his appointment was annulled

by the Member, Zila Shiksha Niyojan Pradhikar, Nalanda in

Case No.23 of 2008-09 on 10.01.2009 which was sent to

respondent no.8 vide letter dated 22.07.2009 (Annexure-15).

He relied upon a decision of this court in the case of

Bindeshwar Prasad vs. The State of Bihar & Ors., reported

in 2010 (4) P.L.J.R. 314.

10. Learned counsel for the State of Bihar and its

authorities (respondent nos.1 to 7) supported the arguments
-6-

made by learned counsel for respondent no.8 and raised same

points against the claim of the writ petitioner.

11. Considering the arguments of learned counsel

for the parties as well as the materials on record, it is quite

apparent that the impugned order was passed under section 18

(5) of the Act and the authorities concerned, namely, the

Principal Secretary (respondent no.2) and the District

Magistrate (respondent no.4) were the authorities to take

necessary steps under the Act, but the question involved in this

case is whether they have exercised their jurisdiction in

accordance with law not violating any settled principles of law

and whether there existed any grave and exceptional

circumstances for which such an extreme step was necessary to

be resorted to.

12. It is quite apparent from the impugned order

of the Principal Secretary (respondent no.2) as well as from

other orders of the authorities concerned that the only

allegation against the Selection Committee, including the

petitioner was that two merit lists were prepared; one in the

year 1992 in which Sudhir Kumar was shown to have obtained

63.35 per cent marks, whereas in the second list he had been

shown to have secured 75 per cent marks and on the basis of

the second list he was appointed on the post of Panchayat

Shikshak, which, according to the respondents, was against the

legal procedure and was a gross irregularity.

13. So far genuineness of the said two lists are
-7-

concerned, the first list was on the basis of 63.35 per cent

marks obtained by Sudhir Kumar in his Intermediate

Examination in the year 1992, but since subsequently he had

improved his marks in the year 1993 by getting 75 per cent

marks in the Madhyama Examination conducted by Hindi

Sahitya Sammelan which was a recognized institution, the

second merit list showed the said Sudhir Kumar having

obtained 75 per cent marks. Neither respondents authorities nor

the private respondent had ever raised any objection that the

certificates of the said Sudhir Kumar were illegal or forged or

it had no value in the eye of law. Hence, there is no falsehood

in the facts given in the two merit lists.

14. So far the validity of the two merit lists are

concerned, it has been specifically stated by the petitioner that

the said Sudhir Kumar did not suppress any fact and had

mentioned that he passed his Intermediate Examination in the

year 1992 having obtained 63.35 per cent marks, but

subsequently for enhancing his qualification he appeared in

Madhyama Examination of 1993 conducted by the Hindi

Sahitya Sammelan obtaining 75 per cent marks. In the said

circumstances a tentative list was prepared and published for

inviting objections showing the said Sudhir Kumar to have

obtained 63.35 per cent marks, whereafter the said Sudhir

Kumar raised objections that the result in the Madhyama

Examination was legal and valid and had to be considered and

only thereafter the final gradation list was prepared showing
-8-

the petitioner to have obtained 75 per cent marks and

accordingly, the roster clearance was done. This fact is fully

proved by the petitioner but the respondents have failed to

disprove the said fact by any material whatsoever, nor they

could even show that the appearance of the petitioner in the

Madhyama Examination of Hindi Sahitya Sammelan after

passing the Intermediate Examination in 1992 was illegal or it

was not to be considered for appointment of a Panchayat

Shikshak. Accordingly, the second list prepared by the

Selection Committee was legal and valid and the ground on the

basis of which the petitioner was removed, is absolutely

frivolous and misconceived.

15. So far the claim of respondent no.8 that he

had appeared for counselling before the Selection Committee

on 28.11.2006 is concerned, it is completely falsified by the

materials produced by the petitioner, which clearly showed that

he had never appeared in the counselling held by the Selection

Committee in which other candidates had appeared. In the said

circumstances, only those candidates were included in the two

lists who had appeared in the counselling held by the Selection

Committee. In any view of the matter, admittedly respondent

no.8 had obtained only 55 per cent marks in his Intermediate

Examination, whereas there were at least three candidates who

had obtained more marks than him, namely the petitioner, Rubi

Kumari (69.55 per cent marks) and Sushma Kumari (56.44 per

cent marks), but the said two other candidates did not object to
-9-

the petitioner’s appointment on the basis of his obtaining 75

per cent marks. If the candidature of the petitioner was rejected

it was only one of the aforesaid two other candidates, namely

Rubi Kumari or Sushma Kumari, who could have got the

benefit, whereas respondent no.8 was nowhere in picture.

Accordingly, respondent no.8 was not entitled at all to raise

any objection against the appointment of petitioner and the

authorities concerned were not justified in entertaining

objections/applications filed by him against the petitioner.

16. Furthermore, respondent no.8 has also failed

to prove by any valid material that the petitioner was not

entitled to be appointed as he belonged to a different

Panchayat, whereas the petitioner has been able to show that he

also belonged to the same area within Ashthawan police station

of the district of Nalanda. Respondent no.8 has also relied

upon a decision of this court in the case of Bindeshwar

Prasad vs. The State of Bihar & Ors., reported in 2010 (4)

P.L.J.R. 314, but in the said case very serious allegations were

proved which was detrimental to the interest of the people of

the Panchayat which he represented due to which it was found

that the petitioner of that case not only committed grave

illegality but also eroded the confidence of people who had

elected him as Mukhiya. Thus, the said case law is not

applicable to the facts and circumstances of this case.

17. It is also an admitted fact that the appointment

of Sudhir Kumar was made by Selection Committee which

– 10 –

apart from the Mukhiya (petitioner) included Panchayat

Secretary (Government Officer), Member selected by D.S.E.

(Government Officer), Teachers Representatives and Ward

Member and hence there is nothing to show that the said

appointment was made solely at the instance of the petitioner.

Hence, it cannot be legally said that the petitioner has

committed any grave illegality at his own instance favouring

the said candidate Sudhir Kumar for which no reason could

also be shown.

18. Apart from the aforesaid facts, the provisions

of section 18(5) of the Act confer power upon the State

Government for removal of Mukhiya with no provision of

appeal and in furtherance thereof such removal as per the Act

casts a serious stigma on the personal and public life of the

concerned person resulting in his permanent disqualification to

hold such office in future. Hence, the power which is exercised

by the authorities concerned under the aforesaid provision of

law has serious civil consequences on the status of Mukhiya

and his entire career.

19. Furthermore in the said provision of law,

namely section 18 (5) of the Act, no sufficient guidelines have

been given as to the manner in which such power has to be

exercised and hence the authorities of the State Government

should invoke such power only in a very extreme case with

strong reason and should not exercise it in case of minor

irregularities in discharge of duties by the holder of the elected

– 11 –

post, namely Mukhiya specially because he occupies the said

post by election and he is deprived of the office by an

executive order in a proceeding in which the electorate has no

chance of participation. This view has been very clearly and

specifically held by the Apex Court in the case of Sharda

Kailash Mittal vs. State of Madhya Pradesh & Ors.,

reported in (2010) 2 Supreme Court Cases 319 as well as in

the case of Tarlochan Dev Sharma vs. State of Punjab and

others, reported in (2001) 6 Supreme Court Cases 260.

20. In view of the aforesaid facts and

circumstances as well as the law laid down by the Hon’ble

Supreme Court, this court is constrained to quash the impugned

order of removal of petitioner passed by the Principal

Secretary, Panchayat Raj Department, Government of Bihar

(respondent no.2) as contained in Memo No.148 dated

09.08.2010 (Annexure-1) and also the consequential steps

taken by the respondents authorities. Accordingly, this writ

petition is allowed.

Harish                                         (S.N. Hussain, J.)
AFR