Bombay High Court High Court

Shri Shrikrishna Wasudeo Dhage vs Shivcharan on 15 February, 2010

Bombay High Court
Shri Shrikrishna Wasudeo Dhage vs Shivcharan on 15 February, 2010
Bench: B. P. Dharmadhikari
                                               1



               IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                  
                         NAGPUR BENCH, NAGPUR.




                                                          
                   WRIT PETITION  Nos.5034 & 5658  OF 2009.

                                         ...........




                                                         
    WRIT PETITION No.  5034/2009.




                                          
    Shri Shrikrishna Wasudeo Dhage,
    Aged Adult, Occupation - Member
    Panchayat Samiti, r/o. Agar, Tahsil 
                          
    and District Akola.                                                ....PETITIONER.
                         
                                        VERSUS


       1. Shivcharan s/o Trimbakrao Kalne,
      


          Aged adult, r/o. Agar, Tahsil and 
          District - Akola.
   



       2. Village Development Officer,
          Gram Panchayat, i.e. Registrar Birth
          and Death of Gram Panchayat, Agar,





          District Akola.

       3. Registrar Birth and Death, Akola
          Municipal Corporation, Municipal 
          Corporation, Akola.





       4. Medical Officer of Zilla Mahila Rugnalaya,
          Akola, Zilla Mahila Rugnalaya,
          Akola  i.e. Lady Harding Akola.

       5. The Additional Commissioner,
          Amravati Division, Amravati,
          Tahsil and District Amravati.                                   ....RESPONDENTS.




                                                          ::: Downloaded on - 09/06/2013 15:36:47 :::
                                               2



                              ----------------------------------- 




                                                                                  
                 Mr.  A.M. Ghare,  Advocate for Petitioner.
                 Mr.  S.D. Chopde, Advocate for  Respondent No.2.
                 Mr. R.M. Mardikar, Advocate for Respondent no.3.




                                                          
                 Mr.  V.A. Thakre, Asstt. Govt. Pleader for  Respondent No.5.
                              ------------------------------------

                                          ...........




                                                         
                                            
    WRIT PETITION No.  5658/2009.
                           
    Sou. Vandana Surendra Uke,
    Age 32 years, Sarpanch, Gram Panchayat,
    Sawarband, Taluka Sakoli,
                          
    District Bhandara.                                                 ....PETITIONER.
      

                                          VERSUS
   



       1. Additional Commissioner,
          Nagpur Division, Nagpur.

       2. Additional Collector, Bhandara.





       3. Gram Panchayat, Sawarband
          Taluka Sakoli, District Bhandara
          through the Secretary.





       4. Chopram Gopala Nandagawali,
          resident of Sawarband, Taluka
          Sakoli, District Bhandara.

         5.   Kedar Bhojramji Badwaik,
               resident of Sawarband,
               Taluka Sakoli, District Bhandara.                          ....RESPONDENTS.
               (Respondent no.5 Deleted)




                                                          ::: Downloaded on - 09/06/2013 15:36:47 :::
                                                      3




                                                                                          
                                                                  
                                ----------------------------------- 
                   Mr.  M.V. Samarth,  Advocate for Petitioner.
                   Mr.  A.M. Ghare, Advocate for  Respondent Nos.3 and 4.
                   Mrs. T.D. Khade, Asstt. Govt. Pleader for  Respondent Nos.1 & 2.




                                                                 
                                ------------------------------------


                                  CORAM :  B.P. DHARMADHIKARI,  J.

Date of Pronouncement.

    Date of reserving the Judgment.              -
                                                 -
                                                                  03.02.2010.
                                                                  15.02.2010.

                    
                             
    JUDGEMENT.   
      

By these petitions filed under Articles 226 and 227 of the

Constitution of India challenge is to order of disqualification passed against

the respective petitioners. Petitioner – Shrikrishna in Writ Petition No.

5034/2009 has been held disqualified by respondent no.5 Additional

Commissioner therein, in Appeal proceeding under Section 58[1-E] read

with Section 16[1] of the Maharashtra Zilla Parishad and Panchayat Samitis

Act, 1961. The disqualification is on account of having more than two

children after the stipulated date. The Appellate Authority has found that the

4th child of petitioner is born on 23.11.2002 i.e. after the cut off date

12.09.2001 and hence petitioner has incurred disqualification under section

16[1][n] of the 1961 Act. These finding of facts are not in dispute before me.

::: Downloaded on – 09/06/2013 15:36:47 :::
4

2. Petitioner – Vandana in Writ Petition No. 5658/2009 is found

disqualified to continue as Sarpanch and Member of Gram Panchayat

[respondent no.3] under the provisions of Section 14[j-3] of the Bombay

Village Panchayat Act, 1958 as she has encroached on 1300 sq. meters of

government land. This order of disqualification passed by respondent no.2

Additional Collector has been upheld in Appeal under section 16[2] of the

1958 Act, by respondent no.1 Additional Commissioner. Here though the

fact of encroachment by petitioner is not disputed, contention is,

encroachment was made long back by her mother-in-law and petitioner

married into that family subsequently.

3. Basic contention in both these petitions is that as the ground used

for disqualification was in existence at the time of election of respective

petitioner, election petition was the only remedy available and the

proceedings for disqualification moved after expiry of period of limitation are

not sustainable. Reliance has been placed on the judgment of Hon’ble Apex

Court reported at AIR 2007 SC 903 (State of Himachal Pradesh and others

.vrs. Surinder Singh Banolta) for the said purpose.

4. I have heard Shri A.M. Ghare, learned counsel for petitioner,

Shri S.D. Chopde, learned Counsel for Respondent No.2, Shri R.M.

Mardikar, learned Counsel for Respondent no.3 and Shri V.A. Thakre,

::: Downloaded on – 09/06/2013 15:36:47 :::
5

learned Asstt. Govt. Pleader for Respondent No.5 in Writ Petition No.

5034/2009. Respondent no.1 who filed complaint and sought

disqualification of petitioner has chosen not to appear though notice for final

disposal has been served upon him.

In Writ Petition No. 5658/2009 I have heard Shri M.V.

Samarth, learned Counsel for Petitioner, Shri A.M. Ghare, learned Counsel

for Respondent Nos.3 – Gram Panchayat and 4 – Complainant, and Mrs.

T.D. Khade, learned Asstt. Govt. Pleader for Respondent Nos.1 & 2. The

complaint for disqualification was filed by respondent no.4 and one Kedar

together. That Kedar was joined as respondent no.5 earlier, but lateron the

petitioner sought his deletion and the same has been allowed on 25.01.2010.

As the facts are in dispute in Writ Petition No. 5658/2009, I find it proper to

deal with that Writ Petition first.

5. Petitioner Vandana accepts that there is encroachment on

government land, however, she has pointed out that, that encroachment has

been noted on 12.11.2003 and it has been done by her mother-in-law

Rukhma. She states that the encroachment was done in the year 1991 by

Rukhmabai who lateron applied for is regularization. She got married with

Surendra who is son of Rukhmabai, in the year 1999 i.e. before she was

elected as Sarpanch of Gram Panchayat. In this situation, contention is as

encroachment is not done by the petitioner, she cannot be disqualified on

that account. The other contention is that she has been elected as Member of

::: Downloaded on – 09/06/2013 15:36:47 :::
6

Gram Panchayat in 2007 and Sarpanch thereafter. Hence, encroachment

and disqualification available at that time cannot be used by filing

proceedings under Section 14 of the 1958 Act to disqualify her, when that

challenge was open in election petition under Section 15 of the Act. Support

is also sought to be taken from the stand in application for disqualification

filed by respondent nos. 4 and 5 that petitioner was working as Sarpanch

since 2002-03 and the encroachment is recorded since then. For this

purpose, the respective counsel for respondents contend that petitioner is

admittedly residing with her husband in encroached premises, tax receipts

from 2003-04 show name of her husband as owner and hence petitioner

cannot take advantage of the alleged fact that encroachment was in existence

prior to her election. Attention is invited to the consideration of this aspect

by Appellate Authority, namely the Additional Commissioner who has found

that the petitioner had in fact applied for regularization of that

encroachment. Reliance by her on order of Sub Divisional Officer dated

01.12.2009 on her application dated 26.11.2009 to drop the application for

regularization of encroachment is found to be misconceived. Shri Ghare,

learned counsel has argued that if a Member of the Gram Panchayat or

Sarpanch of Gram Panchayat is exempted from disqualification on such

ground, there will be conflict between his duty and personal interest, which is

sought to be prohibited by adding disqualification clause vide Section 14[j-3].

::: Downloaded on – 09/06/2013 15:36:48 :::
7

6. The finding of encroachment against the petitioner is concurrent.

The petitioner herself has accepted the encroachment. Her contention is

however, the encroachment is done by her mother-in-law. Documents on

record of encroachment for village Sawarbandh for the year 2002-03 mention

that, that encroachment came to notice on 12.11.2003 and name of

Rukhmabai has been mentioned as person encroaching. It also shows that

fine of Rs.500/- was paid by her on 20.11.2003. The petitioner has filed her

reply before the Additional Collector and in it has reiterated this stand. In

her affidavit filed before the Additional Collector, she has made improvement

to urge that the encroachment was done by her mother-in-law since 1996-97.

In Writ Petition before this Court, encroachment by Rukhmabai is claimed to

be from 1991. Affidavit filed by her mother-in-law before the Additional

Collector states that she has done encroachment in 1996. It also stated that

mention of encroachment in name of petitioner in 2007-08 is incorrect.

Perusal of order dated 01.12.2009 passed by the Sub Divisional Officer shows

that on 14.11.2008, Tahsildar, Sakoli had submitted a proposal for

regularization of this encroachment by Vandana. It has been further

recorded that upon enquiry it was discovered that encroachment is not by

Vandana, but by Rukhmabai. In view of this position the Sub Divisional

officer has passed an order and directed deletion of name of Vandana as

encroacher. This order, as submitted by the petitioner herself on record

shows that she moved for regularization of that encroachment some time

before November, 2008 i.e. prior to institution of the proceedings for her

::: Downloaded on – 09/06/2013 15:36:48 :::
8

disqualification by respondent no.4. After this proceeding for disqualification

came to be instituted on 05.03.2009, she perhaps thought it proper to get her

regularization application disposed of. The order dated 01.12.2009 is passed

by the Sub Divisional Officer in view of these facts. The Additional

Commissioner has observed that the Sub Divisional Officer passed that order

to remove petitioner from the clutches of encroachment. It appears that in

those proceedings the petitioner herself prayed for closing of proceedings and

this fact is also taken note of by the Additional Commissioner. In view of this

position it is apparent from record that contention of petitioner that

Rukhmabai has done that encroachment and she is not responsible for it in

any way, cannot be accepted. Even if it is presumed that encroachment is

prior to her election and was not recorded in her name, her own act of

getting it regularized in her name shows that she can be treated as

encroacher. Her name was recorded in the encroachment register in 2007-

08 and thereafter she applied for its regularization. She has therefore

become encroacher qua the structure in 2007-08 and accepted it by moving

an application for its regularization. Had respondent no.4 not moved an

application for her disqualification, it is clear that she would have succeeded

in getting that encroachment regularized.

7. Provisions of Section 14[1][j-3] are added to Statute book to deal

with only such situation. The act of petitioner in trying to get her

encroachment regularized clearly shows abuse of her position and is contrary

::: Downloaded on – 09/06/2013 15:36:48 :::
9

to that clause. She is therefore correctly found to have incurred

disqualification by both the authorities. The name of petitioner has been

recorded as encroacher in 2007-08 and she has tried to get it regularized.

Both these events are after her election. The contention that this

encroachment therefore could have been used to challenge her election by

filing election petition under section 15 of the 1958 Act, and hence

proceedings under Section 14 therefor is not tenable, is therefore

misconceived in present facts.

8.

Section 14 of the 1958 Act, states that no person can be a

Member of Panchayat or can continue as a member of Panchayat, if he is

encroacher as stipulated in its sub-section [1][j-3]. Thus bar is not only from

getting elected, but also from continuing as Member. There are two forums

provided for getting rid of such disqualified person. Application under

section 14 read with section 16 before respondent no.2 Additional Collector

is one such remedy. Against order passed in those proceedings Statute

provides appeal under section 16[2], to respondent no.1 Additional

Commissioner. The other forum is of filing an Election Petition under Section

15 before the Civil Judge, Junior Division or Civil Judge, Senior Division as

the case may be. The election petition is required to be filed within 15 days

after the date of declaration of result and by any candidate who has lost

election or by any person qualified to vote in it. The proceedings under

Section 16[2] for disqualification can be undertaken by respondent no.2 suo

::: Downloaded on – 09/06/2013 15:36:48 :::
10

motu or on an application made to him by any person.

9. In the case of State of Himachal Pradesh and others (supra), the

Hon’ble Apex Court states the right approach when for same cause of action

two remedies are open. There the Hon’ble Apex Court has found that Section

122 of Himachal Pradesh Panchayat Raj Act, 1994 contemplated both

situations, namely where a person shall be disqualified for being chosen as

and also for being a office bearer of Panchayat, if he has encroached upon

any land belonging to any Authority, as mentioned in that section. The

findings in paragraph no.9 show that when a person is shown to be

encroacher prior to the date on which he has been declared as elected and if

that order has attained finality, the question whether he stood disqualified,

must be raised by way of election petition under Section 163 of that Act

before authorized officer. Consideration in paragraph no.10 shows that

otherwise a situation may arise where two different proceedings may be filed

before two different authorities for such disqualification at the instance of

two different persons. Section 162 of that Act expressly provided for

exclusive jurisdiction of authorized officer to determine the existence or

otherwise of any ground enumerated in Section 175 thereof. In the light of

provisions of Article 243-O of the Constitution of India, the Hon’ble Apex

Court noted that the election cannot be set aside, save and except by an order

passed by the authorized officer. Hence remedy for disqualification in

relation to any order passed after election process is over, has been held to be

::: Downloaded on – 09/06/2013 15:36:48 :::
11

before the Deputy Commissioner. In view of these two remedies the Hon’ble

Apex Court has found that under a given situation, two different proceedings

may be filed before two different authorities at the instance of two different

persons. It has been held that two parallel proceedings cannot be allowed to

be held at the same time and a construction of statute which may lead to

such a situation therefore must be avoided. It is noticed that it will be

absurd to allow two different tribunals to come to contradictory decision. In

facts before it, the Hon’ble Apex Court found that respondent no.1 before it

was declared encroacher in the year 1998 and he was elected in result of

election declared on 15.01.2001, hence in terms of provisions of Article 243-

O, read with Section 163 the Election Petition was maintainable for setting

aside his election. Hence filing of disqualification proceedings before the

Deputy Commissioner in view of Section 122 was not permissible. The

Hon’ble Apex Court also expressed that matter would have been different if

respondent no.1 was declared to be an encroacher after the election process

was over and thus became disqualified to continue to be an office bearer of

Panchayat or Zilla Parishad.

10. This judgment relied upon by Shri Samarth, learned counsel

shows that it does not favour petitioner at all, as present petitioner has been

found to be an encroacher after commencement of her term and after

noticing this, she tried to get those proceedings of regularization of

encroachment dropped by giving her statement accordingly on 26.11.2009 to

the Sub Divisional Officer. This judgment of Hon’ble Apex Court again shows

::: Downloaded on – 09/06/2013 15:36:48 :::
12

that when ground for disqualification can be used in election petition and

also in disqualification proceedings under Section 16[2] of the Bombay

Village Panchayat Act, 1958 the question of parallel proceedings can arise.

Here election petition is contemplated under Section 15 of the Bombay

Village Panchayat Act. It’s perusal reveals that the Civil Judge dealing with

the election petition cannot nullify the election of petitioner on the ground

that she has done encroachment or she was encroacher. The interference in

election petition is possible only if the elected candidate is found to have

committed a corrupt practice within the meaning of sub-section [6] or has

submitted a false claim or false caste certificate as given in its sub-section [5]

[a].

11. The Division Bench of this Court has considered the similar

challenge in proceedings in Maharashtra Zilla Parishad and Panchayat

Samitis Act, in a judgment reported at 1976 Mh.L.J. 621 (Manik Mallappa

Karale .vrs. Kisan Nagurao Patil and others). There the provisions of Section

27 permit filing of Election Petition while Section 16 prescribes

disqualification. The Division Bench after considering all relevant provisions

noticed that the election of respondent no.3 before it was challenged on the

ground that he was initially disqualified to be elected. The jurisdiction of the

Court trying election petition is regulated by sub-section [27] [2] and [5] of

the Zilla Parishad Act. The Division Bench noticed that sub-section [5]

thereof gives the ground on which election of an elected candidate can be set

::: Downloaded on – 09/06/2013 15:36:48 :::
13

aside, and hence it held that the said Court had no power to go into the

question whether elected candidate was disqualified at the time when his

nomination paper was accepted. It has relied upon the earlier Division Bench

judgment taking similar view and reported at 1965 Mh.L.J. Note 56 (Brijlal

Sao .vrs. D.J. Bhandara). This judgment covers the controversy involved

before me. It is apparent that the question whether nomination paper of

present petitioner deserved to be rejected under Section 14[1][j-3] of the

1958 Act, cannot be gone into in election petition under section 15 thereof.

In short, there are no parallel proceeding in so far as the disqualification of

petitioner as encroacher is concerned, contemplated in law. I therefore, do

not find any substance in challenges raised by petitioner Vandana and Writ

Petition No. 5658/2009 accordingly deserves to be dismissed by upholding

the concurrent views and findings of respondent nos.1 and 2.

12. This bring me to consideration of identical legal challenge in Writ

Petition no.5034/2009. Petitioner – Shrikrishna therein is disqualified

under section 16[1][n] of the Maharashtra Zilla Parishad and Panchayat

Samitis Act. Said provision disqualifies a person for being chosen as and for

being a Councillor if he has more than two children. As already observed

above, the learned counsel for petitioner has not raised any factual dispute in

this respect before this Court. Therefore, the relevant question is whether

the disqualification subsisting on the date of election could have been

challenged in election petition under Section 27 of the Zilla Parishad Act.

::: Downloaded on – 09/06/2013 15:36:48 :::
14

The Division Bench judgment of this Court in the case of Manik Mallappa

Karale .vrs. Kisan Nagurao Patil and others (supra) is already mentioned by

me above to note the limitations on election tribunals dealing with such

election petition.

13. Shri Ghare, learned Counsel for petitioner has urged that

judgment in State of Himachal Pradesh and others .vrs. Surinder Singh

Banolta (supra) squarely applies even in present facts. The learned Assistant

Government Pleader Shri Thakre, has pointed out earlier judgment of

Hon’ble Apex Court to distinguish this judgment. The earlier judgment of

Hon’ble Apex Court reported at 1999 [2] SCC 627 (Rabindra Kumar Nayak

.vrs. Collector, Mayurbhanj, Orissa and others) is delivered by the Bench of

equal strength, it is not considered in case of State of Himachal Pradesh and

others .vrs. Surinder Singh Banolta (supra). Perusal of that judgment shows

that there disqualification under section 45[1][i] of the Orissa Panchayat

Samiti Act, 1959 was urged on account of holding an office of profit under

the State Government. The consideration of “parallel proceeding” as in State

of Himachal Pradesh and others .vrs. Surinder Singh Banolta (supra), is

undertaken by the Hon’ble Apex Court in this earlier judgment in paragraph

no.18 onwards, where it has been mentioned as “second contention”. After

noticing the relevant provisions in paragraph nos.18 and 19, in paragraph

no.20 difference between two remedies is briefly noticed and then it has

been found that though disqualification mentioned in Section 45 is one of the

::: Downloaded on – 09/06/2013 15:36:48 :::
15

ground under Section 44L for declaring the election void, there were also

other grounds on which the election of returned candidate can be declared

void. Thus other grounds could not be the subject matter of an application

under Section 45[B] to decide the question of disqualification. The Hon’ble

Apex Court also notices that there was some overlapping between two

sections but, then the field of operation of these two sections is different and

distinct. It has been noted that the District Judge under Section 45 [B] of the

Orissa Panchayat Samiti Act was not pronouncing upon validity of election,

but was only pronouncing upon the question as to whether the member is or

has become disqualified. In short the proceedings were not found to be

parallel or inconsistent there. The provisions of Articles 243-O and 243-F

considered in later judgment of Hon’ble Apex Court were not required to be

looked into in that judgment. The Constitutional Bar to interfere by courts

in electoral matters therefore did not fell for consideration in that judgment.

The later judgment considers the issue of disqualification and election

petition in the light of the constitutional provisions. I therefore, find that

later judgment is more on the issue raised before me for consideration.

14. The proceeding for disqualification of petitioner were initiated by

respondent no.1 Shivchanran. He in paragraph no.2 of his application stated

that Shrikrishna [petitioner] submitted his nomination form on 15.11.2008

and at that time filed false affidavit and declared on oath that he is not

having 3rd issue after 12.09.2001 i.e. after the commencement of

::: Downloaded on – 09/06/2013 15:36:48 :::
16

Maharashtra Zilla Parishad and Panchayat Samiti (Amendment) Act, 1995.

Along with his nomination paper petitioner filed a false birth certificate

issued by respondent no.3 [Registrar of Births and Death of Akola Municipal

Corporation]. Thus on the basis of this false certificate and declaration on

affidavit, petitioner got himself elected as Member of Panchayat Samiti,

Akola. The filing of this certificate or affidavit is not disputed by the

petitioner. His contention is, the stand of respondent no.1 about this being

incorrect and false is wrong. The Additional Commissioner, Amravati

Division, Amravati has disqualified the petitioner by accepting the application

of respondent no.1.

15. The contention of respondent no.1 Shivcharan therefore, itself

shows that he pointed out incorrect or false declaration on affidavit and use

of false certificate by petitioner while filing his nomination paper. The

disqualification was therefore in existence since prior to election. Section 27

of the Zilla Parishad Act, permits an Election Petition to be filed before the

District Judge by any candidate at such election or by any person qualified to

vote at such election within 15 days, after the date of declaration of result of

election. Section 58 [1-A] permit respondent no.1 to look into the aspect of

disqualification of petitioner in the light of provisions of Section 16. Section

62[3] permits Commissioner to look into such issue of disqualification suo

moto or on an application made to him by any person. In this background

::: Downloaded on – 09/06/2013 15:36:48 :::
17

provisions of Sub-section [5] of section 27 show that the District Judge trying

election petition can declare a person who has submitted false claim or false

certificate as disqualified for the purpose of that election. The words “or

submitted a false claim or a false caste certificate” have been inserted by

Maharashtra Amendment Act no. 34 of 2000. These words were not in the

statute book when the Division Bench of this Court decided the case of Manik

Mallappa Karale .vrs. Kisan Nagurao Patil and others (supra). It is

therefore, obvious that if petitioner has submitted a false affidavit or false

declaration with false certificate to show his entitlement to contest election,

he could have been declared as disqualified under section 27[5][a] in

Election Petition by the District Judge, and his election could have been set

aside.

16. Thus, in Writ Petition No.5034/2009 possibility of two parallel

proceeding as expressed by the Hon’ble Apex Court in its judgment in the

case of State of Himachal Pradesh and others .vrs. Surinder Singh Banolta

(supra) is not ruled out. It therefore follows that the said judgment clinches

the issue involved in the present matter. The disqualification of petitioner

Shrikrishna on the ground of having more than two children therefore, ought

to have been asserted in the election petition under section 27 of the

Maharashtra Zilla Parishad and Panchayat Samitis Act, 1961 and recourse to

remedy of disqualification before respondent no.5 is not available. The

application filed by the present respondent no.1 Shivcharan before

::: Downloaded on – 09/06/2013 15:36:48 :::
18

respondent no.5 under section 58[1][e] read with Section 62 and 16 and

16[1][n] of that Act is therefore not maintainable. The impugned order

dated 06.11.2009 passed by the Additional Commissioner, Amravati Division,

Amravati is therefore without jurisdiction. Same is therefore liable to be

quashed and set aside and is accordingly quashed and set aside. Writ Petition

is thus allowed, by making Rule absolute accordingly with no order as to cost.

17. For reasons recorded above challenge in Writ Petition No.

5658/2009 fails and the same is dismissed. Writ Petition No. 5034/2009 is

allowed in the aforesaid terms.

JUDGE

Rgd.

::: Downloaded on – 09/06/2013 15:36:48 :::