High Court Patna High Court - Orders

Om Prakash vs The State Of Bihar &Amp; Ors on 7 March, 2011

Patna High Court – Orders
Om Prakash vs The State Of Bihar &Amp; Ors on 7 March, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.3806 of 2011
                           OM PRAKASH .
                               Versus
                     THE STATE OF BIHAR & ORS .
                              -----------

02. 07.03.2011 Heard learned counsel for the petitioner and

learned counsel for the State.

The petitioner is an elected Mukhiya of

Gram Panchayat- Bhalua, Block-Belaganj, District-

Gaya, aggrieved by the order dated 11.2.2011 passed

under Section 18 (5) of the Panchayat Raj Act

(hereinafter referred to as the Act) by the Principal

Secretary, unseating him from that post.

Learned counsel submits that the petitioner

is alleged to have installed a Handpump himself

without appointing a contractor. He was elected on

30.6.2006. Considering the hot season, on a public

request he installed the Handpump on 18.6.2006. The

allegations are only of procedural irregularity.

Learned counsel for the State points out that

the act of the Mukhiya was procedurally improper. He

should not have become the contractor himself. There

were procedures for installing a Handpump.

There may have been procedures, from

which the Mukhiya deviated. Every deviation may not

constitute illegality. In his over enthusiasm, as a newly

elected people representative he may have gone a little
2

overboard. His defence of the prevailing hot season

cannot be ignored. His enthusiasm to work for his

electorate cannot be ignored. There is no finding that

the Handpump was never installed, that it was

installed at a wrong place or at excessive cost. There is

no finding of any financial embezzlement or

misappropriation.

This Court has come across more than one

order where Benches of this Court have invited the

attention of the Principal Secretary, Panchayati Raj to

the nature of his power under Section 18 (5) of the Act

in dealing with elected persons. These orders

adequately discuss and refer to the judgments of the

Supreme Court in A.I.R. (2001) SC 2524 (Tarlochan

Dev Sharma Versus State of Punjab) and A.I.R. (2010)

2 SCC 319 (Sharda kailash Mittal versus State of M.P.)

requiring him to exercise his statutory powers in

accordance with the directions and observations made

by the Supreme Court. Notwithstanding the same, it is

unfortunate that without considering and discussing

the law as laid down by the Supreme Court, the

Principal Secretary continues to pass mechanical

orders, suffering from the same infirmities repeatedly

being pointed out by this Court in his orders under 18

(5) of the Act, acting in absolute discretion beyond the
3

limits of the statutory power so confirmed. The

conduct of the Principal Secretary in passing orders of

the present nature is apposite to the observations of

the Supreme Court in the case of Tarlochan Dev

Sharma (supra) at paragraph-15 as follows:-

“15. In the system of Indian
Democratic Governance as contemplated
by the Constitution senior officers
occupying key positions such as
Secretaries are not supposed to
mortgage there own discretion, volition
and decision making authority and be
prepared to give way or being pushed
back or pressed ahead at the behest of
politicians for carrying out commands
having no sanctity in law. The Conduct
Rules of Central Government Services
command the civil servants to maintain
at all times absolute integrity and
devotion to duty and do nothing which
is unbecoming of a Government servant.
No Government servant shall in the
performance of his official duties, or in
the exercise of power conferred on him,
act otherwise than in his best judgment
except when he is acting under the
direction of his official superior. In
Anirudhsinhji Jadeja (1995) 5 SCC 302 :
(1995 AIR SCW 3543 : AIR 1995 SC
2390), this Court has held that a
statutory authority vested with
Jurisdiction must exercise it according
to its own discretion; discretion
exercised under the direction or
instruction of some higher authority is
failure to exercise discretion altogether.
Observations of this Court in the
Purtabpur Company Ltd., AIR 1970 SC
1896, are instructive and apposite.
Executive officers may in exercise of
their statutory discretions take into
account considerations of public policy
and in some context policy of Minister or
the Government as a whole when it is a
relevant factor in weighing the policy but
they are not absolved from their duty to
4

exercise their personal Judgment in
individual cases unless explicit statutory
provision has been made for
instructions by a superior to bind them.
As already stated we are not recording,
for want of adequate material, any
positive finding that the impugned order
was passed at the behest of or dictated
by someone else than its author. Yet we
have no hesitation in holding that the
impugned order betrays utter non-
application of mind to the facts of the
case and the relevant law. The manner
in which the power under S. 22 has
been exercised by the competent
authority is suggestive of betrayal of the
confidence which the State Government
reposed in the Principal Secretary in
conferring upon him the exercise of
drastic power like removal of President
of a Municipality under S. 22 of the Act.
To say the least what has been done is
not what is expected to be done by a
senior official like the Principal
Secretary of a wing of the State
Government. We leave at that and say
no more on this issue.”

The Court trusts, hopes and expects that the

Principal Secretary shall proceed to acquaint himself

with the law laid down by the Supreme Court before

passing orders of the present nature.

The order dated 11.2.2011 is accordingly set

aside.

The application stands allowed.

P.K.                                      ( Navin Sinha, J.)