Bombay High Court High Court

Sharad Balkrushna Deotale And … vs Krishna Zitruji @ Bankimchandra … on 21 February, 2002

Bombay High Court
Sharad Balkrushna Deotale And … vs Krishna Zitruji @ Bankimchandra … on 21 February, 2002
Equivalent citations: 2002 (5) BomCR 200, (2002) 4 BOMLR 214, 2002 (3) MhLj 333
Author: V Palshikar
Bench: V Palshikar, V Kanade


JUDGMENT

V.G. Palshikar, J.

1. This petition, though of the year 2000, was given utmost precedence as it was allegedly filed in public interest, by the public interest conscious citizens of India. The petitioners were honourably allowed to jump a long queue of litigating public waiting for their cases to be heard by this Court on the averment of the petitioners that the petition involves public interest and should, therefore, be heard with priority.

2. The facts giving rise to this petition stated briefly are that survey number 289 was given to one Vithoba Pandurang Parchake, resident of Warud, District Wardha by the Bhudan Board functioning under the Bhudan Yagna Act, 1953. Said Vithoba executed Exchange Deed of this land allotted to him by the Bhudan Mandal, exchanging that land with survey number 126, area 2.45 hectare. Thus, the donees i.e. legal representatives of Vithoba acquired by exchange 2.45 hectare of land and parted 1.88 hectare of land. The donees from Bhudan Mandal were thus obviously gainers in the matter of acreage of land in their possession. This action of exchange took place on 17-8-1994. The petitioners admit that by virtue of Sections 23 and 24 of the Bhudan Yagna Act, 1953, Vithoba and his legal representations have become owners of the land and it was as owners of this land that they had exchanged it with the other respondents by Deed dated 17-8-1994. Factually and legally, therefore, after allotment of land to Vithoba by Bhudan Yagna Mandal, the land ceased to be the land of Bhudan Mandal and became land of donee Vithoba and it was Vithoba that in 1994 had exchanged it for more with the persons with whom he executed Exchange Deed. The provisions of Bhudan Yagna Act, 1953 prohibits such exchange if it is not in the interest of objectees and or benefits of the donee.

3. Thereafter somewhere in 1996 the user of this land survey number 289, area 1.88 hectare was changed to non-agriculture by persons who got it under the Exchange Deed and it was only in the year 2000 that it dawned upon the petitioners to start this litigation in public interest for quashing the conversion of land to nonagricultural use on the ground that it violates the spirit of Bhudan Yagna Act, for commercialisation of Bhudan lands under the said Act is not permissible as also under the Land Revenue Code and it is certainly against public interest. It is alleged that if such conversions are allowed to take place, the very purpose of the Bhudan Yagna Act will be defeated and, therefore, extraordinary jurisdiction of this Court was invoked for quashing the action of conversion, in public interest.

4. As aforesaid, out-of-turn hearing was given in this matter. We heard extensively Mr. G. G. Modak, learned Advocate for petitioners and Mr. V. R. Manohar, learned Senior Advocate appearing on behalf of the persons getting in exchange the Bhudan land. Other respondents were duly represented.

5. It was the contention on behalf of the petitioners that the petitioners are not guilty of latches or delay in approaching this Court after eight years of the Exchange Deed, because they have approached the Court in public interest only when they came to know about the exchange. Reliance was placed on the Supreme Court decision in M. C. Mehta v. Union of India and Ors., to point out that delay cannot be a ground for dismissing Public Interest Litigation. He also relied on certain provisions of Bhudan Yagna Act, 1953 for contending that the entire Act contemplates agricultural or collateral use of land and conversion of it for non-agricultural purpose, is impermissible in law. According to him, even exchange is not possible except in cases covered by Section 33 of the Act, The pre-ponderence of that section being, according to the learned counsel for petitioners, that exchange can be undertaken for community purpose. What is “community purpose”, is not defined in the Act. He, therefore, contends that non-agricultural use of this land being against the provisions of the Act, is illegal and is against the public interest and is liable to be quashed.

6. Opposing this submission, it was contended by Mr. V. R. Manohar, learned Sr. Advocate that the petition is not in public interest and that the proposition that delay is never fatal to the public interest litigation, is neither legal nor is popularly accepted. He took us through several decisions of the Supreme Court of India and this Court and contended that this petition neither being in public interest nor raising any fundamental issues of vital importance, should not be entertained at all. He heavily relied upon the decision of the Supreme Court in Shri Sachidanand Pandey and Anr. v. The State of W. B. and Ors., and contended that this petition being not in public interest, it be dismissed at this stage only. He brought to our notice the strong observations of the Supreme Court, made in this case which we would like to note in extenso, thus :–

“Today public spirited litigants rush to Courts to file cases in profusion under this attractive name. They must inspire confidence in Courts and among the public. They must be above suspicion. Public Interest Litigation has now come to stay. But one is led to think that it poses a threat to Courts and public alike. Such cases are now filed without any rhyme or reason, it is, therefore, necessary to lay down clear guidelines and to outline the correct parameters for entertainment of such petitions. If Courts do not restrict the free flow of such cases in the name of Public Interest Litigations, the traditional litigation will suffer and the Courts of law, instead of dispensing justice, will have to take upon themselves administrative and executive functions. This does not mean that traditional litigation should stay out. They have to be tackled by other effective methods like decentralising the judicial system and entrusting majority of traditional litigation to village Courts and Lok Adalats without the usual populist stance and by a complete restructuring of the procedural law which is the villain in delaying disposal of cases”.

“It is only when Courts are apprised of gross violation of fundamental rights by a group or a class action or when basic human rights are invaded or when there are complaints of such acts as shock the judicial conscience that the Courts, especially the Supreme Court should leave aside procedural shackles and hear such petitions and extend its jurisdiction under all available provisions for remedying the hardships and miseries of the needy, the under-dog and the neglected. It is necessary to have some self-imposed restraint on public interest litigants.”

7. From the above observations of the Supreme Court, it is clear that the parameters of Public Interest Litigation have been clearly defined by the litigation styled in Public Interest.. What started as trickle in early 80s, has by efflux of time become flood of litigation styled in public interest. Mr. Manohar pointed out the judgment of this Court in Sadanand S. Varde and Ors. v. State of Maharashtra and Ors., 2000 (4) All MR 510 where the Division Bench of this Court took stock of entire situation and law on Public Interest Litigation, and observed that the Court should be circumspect in exercise of its jurisdiction under Article 226 of the Constitution. Mr. Manohar pointed out to us several other decisions of the Supreme Court and various High Courts, but we do not think it necessary now to go to the decisions of any other Court when we have a considered opinion of our High Court on this issue. We would advert to the Sadanand’s case (supra) little later, but we would like to note the observations of the Delhi High Court made by Hon’ble Mr. Justice Pasayat, C.J. (as he then was of the Delhi High Court) in the case of Delhi Municipal Workers Union v. Municipal Corporation of Delhi and Anr., . It was observed as under :–

“Public Interest Litigation which has now come to occupy an important field in the administration of law should not be “publicity interest litigation”.

There must be real and genuine public interest involved in the litigation and it cannot be invoked by a person or a body of persons to further his or their personal causes or satisfy his or their personal grudge and enmity. Courts of justice should not be allowed to be polluted by unscrupulous litigants by resorting to the extraordinary jurisdiction. A person acting bona fide and having sufficient interest in the proceeding of Public Interest Litigation will alone have a locus standi and can approach the Court to wipe out violation of fundamental rights and genuine infraction for statutory provisions, but not for personal gain or private profit or political motive or any oblique consideration. Public Interest Litigation is a weapon which has to be used with great care and circumspection and the judiciary has to be extremely careful to see that behind the beautiful veil of public interest an ugly private malice, vested interest and/or publicity seeking is not lurking. It is to be used as an effective weapon in the armoury of law for delivering social justice to the citizens. The attractive brand name of Public Interest Litigation should not be used for suspicious products of mischief. It should be aimed at redressal of genuine public wrong or public injury and not publicity oriented or founded on personal vendetta. The Court has to be satisfied about (a) the credentials of the applicant; (b) the prima facie correctness of nature of information given by him; (c) the information being not vague and indefinite. The information should show gravity and seriousness involved. Court has to strike balance between two conflicting interests; (1) nobody should be allowed to indulge in wild and reckless allegations besmirching the character of others; and (2) avoidance of public mischief and to avoid mischievous petitions seeking to assail, for oblique motives, justifiable executive actions. In such case, however, the Court cannot afford to be liberal. It has to be extremely careful to see that under the guise of redressing a public grievance, it does not encroach upon the sphere reserved by the Constitution to the Executive and the legislature. Thus Court has to act ruthlessly while dealing with impostors and busy bodies or meddlesome interlopers impersonating as public spirited holymen. Courts must do justice by promotion of good faith, and prevent law from crafty envasions. Courts must maintain the social balance by interfering where necessity for the sake of justice and refuse to interfere where it is against the social interest and public good.”

8. From the above observations of My Lord Justice Arijit Pasayat, it will be crystal clear that no one can be allowed to invoke the extraordinary writ jurisdiction of the High Court under Article 226 of the Constitution in the name of Public Interest Litigation unless the purpose is real and genuine and in our opinion, therefore, the ratio must be observed by each Bench of the High Court while exercising the said jurisdiction. Tendency to seek exercise of this jurisdiction unwontly is on rise and unfortunately, it will have to be accepted that exercise of this jurisdiction to also excessive. We sincerely hope and trust that at least in the High Court of Judicature at Bombay, we will be guided by the well considered judgment delivered by the Division Bench of this Court headed by Honourable Mr. Justice B. N. Srikrishna (now Chief Justice of Kerala High Court) in the case of Sadanand S. Varde and Ors. v. State of Maharashtra (supra). We in the Bombay High Court should scrupolously follow the law laid down by the Delhi High Court in the aforesaid case as also the law laid down by our own High Court in Sadanand’s case.

9. As aforesaid, we need not again and again consider the several judgments of the Supreme Court and the other High Courts repeatedly cautioning the Courts exercising this jurisdiction in public interest to be very seriously considerate in taking up judicial review or judicial administration of actions which necessarily are either executive or administrative under the garb of safeguarding the interest of public. Without saying anything further on the point, we would like in extenso to quote what has been held by the Division Bench of this Court in Sadanand’s case (supra).

“24. Before we take up the specific contentions urged by the petitioners, it is necessary to chalk out the compass within which this Court exercises jurisdiction under Article 226 in such matters. Doubtless, judicial review has been held to be a basic feature of (he Indian Constitution and the power of the Constitutional Court, whether they be High Court exercising jurisdiction under Article 226 of the Supreme Court under Article 32, is virtually limitless except for self-imposed limitations in the interest of administration of justice and the dictates of prudence. A Public Interest Litigation is not adversary in nature, but is intended to focus the public interest aspect before the Court, if the Court is apprised of substantial injury to public interest, the Court is empowered and duty bound to interfere to do justice to the inarticulate public whose interest is projected as affected. Despite the awesome powers available in writ jurisdiction, the Courts have constructively bridled this power and deferred to experts in matters of public interest where, in view of the amplitude of complexity and technical nature involved, a judicial proceedings in the nature of a Writ Petition would be wholly inappropriate for determination of the issues thrown up. Policy matters have also been rightly left for the public authorities to decide and the final say in such matters should normally not come within the purview of judicial review.

25. In Dahanu Taluka Environment Group and Anr. v. Bombay Suburban electricity Supply Company Limited and Ors., , the Supreme Court observed with respect to judicial review as under:

“The limitations, or more appropriately, the self-imposed restrictions of a court in considering such an issue as this have been set out by the Court in Rural Litigation and Entitlement Kendra v. State of U.P., 1986 Supp. SCC 517 and Sachidanand Pandey v. State of W.B., . The observations in those decisions need not be reiterated here. It is sufficient to observe that it is primarily for the Governments concerned to consider the importance of public projects for the betterment of the conditions of living of the people on the one hand and the necessity for preservation of social and ecological balances, avoidance of deforestation and maintenance of purity of the atmosphere and Water free from pollution on the other in the light of various factual, technical and other aspects that may be brought to its notice by various bodies of laymen, experts and public workers and strike a just balance between these two conflicting objectives. The court’s role is restricted to examine whether Government has taken into account all relevant aspects and has neither ignored nor overlooked any material considerations nor been influenced by extraneous or immaterial considerations in arriving at its final decision.”

26. In a recent judgment in Tata Iron and Steel Co. Ltd. v. Union of India and Anr., , these principles were reiterated by the Supreme Court in the following words :

“At this juncture, we think it fit to make a few observations about our general approach to the entire case. This is a case of the type where legal issues are intertwined with those involving determination of policy and a plethora of technical issues. In such a situation, courts of law have to be very wary and must exercise their jurisdiction with circumspection for they must not transgress into the realm of policy-making, unless the policy is inconsistent with the constitution and the law……” ”

10. We are in respectful agreement with everything that has been observed by the Division Bench and we, therefore, propose to exercise our jurisdiction with great circumspection and in all humility expect similar restrain by the High Courts in cases of Public Interest Litigation.

11. Adverting to the facts of this case, therefore, we find that there is no public interest involved. There are no averments in the petition that conversion of Bhudan land into non-agricultural use is rampant. A solitary piece of land bearing survey number 289 is taken up for conversion, it is not the case of petitioners that hundreds or thousands acres of land, which was originally donated under the Bhudan Yagna Act, 1953 is sought to be converted to non-agricultural use and exercise of jurisdiction by this Court under Article 226 of the Constitution is necessary to prevent conversion. The action impugned hardly involves any public interest. Petitioners are a busy-body as is descriptive from the very title of the petition and their motives are certainly not laudable and honest in approaching this Court after six years of the happening. In any event, what has happened is the exchange of lesser area of land for a larger area of land which was initially donated by the Bhudan Mandal for cultivation to Vithoba Taksande. This exchange is assailed on the ground that it is beyond the scope of the Bhudan Yagna Act as the same is not in the community interest as provided under Section 33 of the said Act. Even this contention is unsustainable in fact. The exchanged land has been converted to non-agricultural use is divided to the members of the respondent No. 7 Society. The name of the Society is worthy of note. It is “Kapil Wastu Magas Vergiya Gruha Nirman Sahakari Sanstha Limited”. It is a co-operative society for “Magas Vargiya” (backward class community people) and it is certainly for a community purpose that the conversion is sought for. Therefore, it cannot be said by any stretch of imagination that the exchange and consequent conversion is hurting the public interest.

11-A. We deem it our duty to note yet another judgment of the Supreme Court in the case of Ganpat Ladha v. Sashikant Vishnu Shinde, 1978 Mh.L.J. 550. The relevant observations are –

“If the quest for certainty in law is often baffled, as it is according to Judge Jerome Frank in “Law and the Modern Mind”, the reasons are mainly two : firstly, the lack of precise formulation of even statutory law so as to leave lacunae and loopholes in it giving scope to much avoidable disputation; and secondly, the unpredictability of the judicial rendering of the law after every conceivable as well as inconceivable aspect of it has been explored and subjected to forensic debate. Even the staunchest exponents of legal realism, who are apt to treat the quest for certainty in the administration of justice in accordance with law, in an uncertain world of imperfect human beings, to be practically always futile and doomed to failure, will not deny the desirability and the beneficial effects of such certainty in law as may be possible. Unfortunately, there are not infrequent instances where what should have been clear and certain, by applying well-established canons of statutory constitution becomes befogged by the vagaries, if one may use a possibly strong word without disrespect, of judicial exposition divorced from these canons.”

The Supreme Court has thus issued a serious caution to all the Courts to apply well established cannons of statutory construction and law of precedence.

In this very judgment, in paragraph 13, the Supreme Courts points out thus :–

“13. Even that certainly and predictability in the administration of justice in accordance with law which is possible only if lawyers and Courts care to scrupulously apply the law clearly declared by this Court, would not be attainable if this elementary duty is overlooked.”

In our opinion, therefore, it is the duty of the Court as also the duty of the Lawyer to bring to the notice of the Courts various decisions of this Court and the Supreme Court having binding force as the precedence so that those binding precedence are not ignored due to inaction on the part of either the Advocates or the Court to note earlier such decisions. If the above decisions are regularly brought to the notice of the Courts exercising jurisdiction in public interest, it will always be circumspect, cautions and sparing in interfering in executive or administrative action under the garb of public interest protection. The Division Bench judgment of this Court from which extensive quotations have been noted by us above, thus, bind this Court as it nicely and correctly lays down what the law is in the matter of entertaining Public Interest Litigation and consequently, it is our duty to follow that judgment as also it is the duty of the lawyers to bring to the notice of the Courts whenever the Courts are called upon to exercise writ jurisdiction under the pretext of Public Interest Litigation.

12. The petitioners have taken valued time of the Court unnecessarily at a point of time when arrears pending before this Court are stupendous. We find no public interest involved and the petition deserves to be dismissed with costs. Petition is accordingly dismissed with costs of Rs. 1000/- each the petitioners which may be recovered as land revenue.