Bombay High Court High Court

Shri Sandeep vs The Union Of India on 31 July, 2008

Bombay High Court
Shri Sandeep vs The Union Of India on 31 July, 2008
Bench: D.D. Sinha, A.P. Bhangale
     ✂✁☎✄✆✁☎✝✟✞✠✁☛✡✌☞✎✍✏☞ ✞✌✑✒✍✔✓✔✓✏☞                   ✕




                                                                                              
                    IN THE HIGH COURT OF JUDICATURE AT BOMBAY,




                                                                      
                                           NAGPUR BENCH : NAGPUR




                                                                     
                                        WRIT PETITION NO. 5626 OF 2006


      PETITIONER                          : Shri Sandeep s/o. Badriprasad Agrawal,




                                                           
                                            Aged about 31 yrs., Occ. Agrilst.,
                                            R/o. 'Smruti', Agrasen Road,
                                              
                                            Dharampeth, Nagpur - 32.
                                             
                                           // VERSUS //


      RESPONDENTS                         : 1. The Union of India,
               


                                               Through the Ministry of Home
                                               Affairs, 2A, Mansing Road,
            



                                               New Delhi.

                                           2. The State of Maharashtra,





                                              Through its Secretary,
                                              Deptt. of Home,
                                              Mantralaya Extension,
                                              Fort, Mumbai 400 032.





                                           3. The State Election Commissioner,
                                              1st Floor, New Administrative Bldg.,
                                              Madam Cama Road, Opp.
                                              Mantralaya, Mumbai -32.




                                                                      ::: Downloaded on - 09/06/2013 13:38:58 :::
     ✖✂✗☎✘✆✗☎✙✟✚✠✗☛✛✌✜✎✢✏✜ ✚✌✣✒✢✔✤✔✤✏✜               ✢
                                        4. The Chief Election Commissioner,
                                           Nirwachan Sadan, Ashoka Road,




                                                                                          
                                           New Delhi.




                                                                  
                                        5. The Delimitation Commission of
                                           India, through its Chairman,
                                           Nirwachan Sadan, Ashoka
                                           Road, New Delhi - 110 001.




                                                                 
    -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-
                      Mr. S.A.Gordey, Adv. for Petitioner.
       Mr. S.K. Mishra, Assistant Solicitor General for Respondent No.1.




                                                       
     Mr. S.B.Ahirkar, Assistant Government Pleader for Respondent No.2.
              Mr.Pradeep Marpakwar, Adv. for Respondent No.3.
                                          
            Mr.Girish Choubey, Adv. for Respondent Nos. 4 and 5
     -=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                                         
                                                CORAM : D.D.SINHA AND
                                                        A.P.BHANGALE, JJ.

DATED : JULY 31, 2008.

ORAL JUDGMENT : (Per D.D.Sinha, J)

1. Rule made returnable forthwith by the consent of

Mr.S.A.Gordey, Adv. for Petitioner, Mr. S.K. Mishra, Assistant

Solicitor General for Respondent No.1, Mr. S.B.Ahirkar, Assistant

Government Pleader for Respondent No.2, Mr.Pradeep Marpakwar,

Adv. for Respondent No.3 and Mr.Girish Choubey, Adv. for

::: Downloaded on – 09/06/2013 13:38:58 :::
✥✂✦☎✧✆✦☎★✟✩✠✦☛✪✌✫✎✬✏✫ ✩✌✭✒✬✔✮✔✮✏✫ ✯
Respondent Nos. 4 and 5. Heard the learned counsel for the

respective parties.

2. Counsel for the respondents raised the preliminary

objection about maintainability of present petition in view of law

laid down by the Apex Court in the case of Meghraj Kothari .vs.

Delimitation Commission and Ors., reported in AIR 1967 SC

669. Considered the contentions canvassed by the respective

counsel in respect of maintainability of present petition and also

perused the decision of the Apex Court.

3. In the instant case, the following facts are not in dispute :

That the first notification u/s. 9 (1) was issued on

28.3.2006 and final notification u/s. 10 (1) of the Act was issued on

31st July, 2006 and in view of the provisions of sub-clause (2) of

Section 10, upon such publication in the Gazette of India, every

such order shall have force of law and shall not be called in

question in any Court.

::: Downloaded on – 09/06/2013 13:38:58 :::

✰✂✱☎✲✆✱☎✳✟✴✠✱☛✵✌✶✎✷✏✶ ✴✌✸✒✷✔✹✔✹✏✶ ✺

4. The observations made by the Constitutional Bench of the

Apex Court in the case of Meghraj Kothari (cited supra) in

paragraphs 11, 16, 19, 23 and 30 clearly demonstrate that once the

De-limitation Commission has made orders u/ss. 8 and 9 and they

are published u/s. 10 (1), the orders will have effect of law as if

made by the Parliament itself. Therefore, the orders passed u/ss. 8

and 9 and published u/s. 10 (1) would not be saved merely because

of use of the expression “shall not be called in question in any

Court”. However, due to publication of the order in the Gazette of

India, it is to be treated as law made under Article 327; Article 329

and would prevent any investigation by any Court of law.

5. Since we have already held that the petition is not

maintainable, it is not necessary for us to consider the petition on

merits.

6. However, the issue is of public importance, hence, this

Court has considered the issue on merits also. Counsel for the

::: Downloaded on – 09/06/2013 13:38:58 :::
✖✂✗☎✘✆✗☎✙✟✚✠✗☛✛✌✜✎✢✏✜ ✚✌✣✒✢✔✤✔✤✏✜ ✛
petitioner has submitted that the document annexed with the

petition at page no.96 based on the details of voters of Ramtek Lok

Sabha and Nagpur Lok Sabha Constituencies given by the Collector,

Nagpur shows that the Ramtek Lok Sabha Constituency, after de-

limitation, has population of 15.49 % Schedued Caste voters,

whereas the Nagpur Lok Sabha Constituency has 20.35 %

Scheduled Caste Voters. It is submitted that the Nagpur District has

two Lok Sabha Constituencies; one is Ramtek and another is Nagpur

and since Nagpur Lok Sabha Constituency has more percentage of

Scheduled Castes voters, the Nagpur Lok Sabha Constituency should

have been reserved for the Scheduled Caste Category candidate and

not the Ramtek Lok Sabha Constituency.

7. Counsel for petitioner has submitted that, in the instant

case, petitioner is questioning the procedure adopted by respondent

no.5 while reserving the seat for Scheduled Caste in Ramtek

Parliamentary Constituency. It is submitted that, u/s. 9 (1)( c) of

the Delimitation Act, 2002, the Constituencies for Scheduled Castes

are to be distributed in different parts of the State and the seats are

::: Downloaded on – 09/06/2013 13:38:58 :::
✖✂✗☎✘✆✗☎✙✟✚✠✗☛✛✌✜✎✢✏✜ ✚✌✣✒✢✔✤✔✤✏✜ ✜
to be reserved for Scheduled Castes in those Constituencies where

percentage of their population to the total population is

comparatively large. Therefore, while working out allocation of

total number of seats of such districts, the number of seats to be

reserved for Scheduled Castes in those districts will also have to be

worked out separately. Consequently, the Scheduled Castes seats

will be reserved in those Constituencies in the districts in which, so

far as practicable, the percentage of their population to the total

population is the largest in descending order equal to the number of

Scheduled Castes seats in the district concerned.

8. The affidavit filed on behalf of respondent nos. 4 and 5

shows that, on the basis of Census figure of 2001, the Ramtek

Parliamentary Constituency has Scheduled Castes Population of

17.53 %, whereas Nagpur Parliamentary Constituency has 15.72 %.

There is no reason for us to disbelieve the percentage of Scheduled

Caste voters mentioned in the affidavit filed by the De-limitation

Commission, which is based on 2001 census. The material placed

before us by the petitioner even otherwise is wholly inadequate to

::: Downloaded on – 09/06/2013 13:38:58 :::
✻✂✼☎✽✆✼☎✾✟✿✠✼☛❀✌❁✎❂✏❁ ✿✌❃✒❂✔❄✔❄✏❁ ❅
hold otherwise, and therefore, even on merits, the petition is devoid

of substance.

9. In view of the law laid down by the Apex Court (cited

supra) as well as considering the Scheme of provisions of the De-

Limitation Act, the petition is not maintainable. Even on merits, the

petitioner suffers from lack of merits. Hence, the petition is

dismissed. Rule is discharged. No order as to costs.

                                        JUDGE                   JUDGE
               


      jaiswal
            






                                                           ::: Downloaded on - 09/06/2013 13:38:58 :::