Andhra Pradesh High Court - Amravati
Kollu Rajana Jyothi vs The State Of Andhra Pradesh, on 5 January, 2023
IN THE HIGH COURT OF ANDHRA PRADESH : AMARAVATI
****
WRIT PETITION No. 646 OF 2022
Between:
Kollu (Rajana), Jyothi,
W/o Late Kollu Bangaru Raju,
Aged about 21 years, Housewife,
Resident of Lingapuram Village,
Kotauratla Mandal, Visakhapatnam District.
.... Petitioner
AND
1. The State of Andhra Pradesh,
Represented by its Principal Secretary,
Revenue Development Department,
Secretariat of A.P.,
Velagapudi, Amaravathi,
Guntur District.
2. The District Collector,
Visakhapatnam District,
At Visakhapatnam.
3. The Revenue Divisional Officer,
Narsipatnam,
Visakhapatnam District.
4. The Tahsildar,
Makavarapalem Mandal,
Visakhapatnam.
5. Kollu Varahalamma, W/o Late Chinnabbaiah,,
Aged about 59 years, Hindu, Housewife,
Resident of Pydipala Village,
Makavarapalem Mandal,
Visakhapatnam District.
.... Respondents
DATE OF JUDGMENT PRONOUNCED: 05.01.2023
2
SUBMITTED FOR APPROVAL:
THE HON'BLE SRI JUSTICE G. RAMAKRISHNA PRASAD
1. Whether Reporters of Local Newspapers
may be allowed to see the judgment? Yes / No
2. Whether the copies of judgment may be
marked to Law Reporters / Journals? Yes / No
3. Whether His Lordship wish to
see the fair copy of the Judgment? Yes / No
______________________________
G. RAMAKRISHNA PRASAD, J
3
* THE HON'BLE SRI JUSTICE G. RAMAKRISHNA PRASAD
+ WRIT PETITION No.646 of 2022
% 05.01.2023
Between:
Kollu (Rajana), Jyothi,
W/o Late Kollur Bangaru Raju,
Aged about 21 years, Housewife,
Resident of Lingapuram Village,
Kotauratla Mandal, Visakhapatnam District.
.... Petitioner
AND
1. The State of Andhra Pradesh,
Represented by its Principal Secretary,
Revenue Development Department,
Secretariat of A.P.,
Velagapudi, Amaravathi,
Guntur District.
2. The District Collector,
Visakhapatnam District,
At Visakhapatnam.
3. The Revenue Divisional Officer,
Narsipatnam,
Visakhapatnam District.
4. The Tahsildar,
Makavarapalem Mandal,
Visakhapatnam.
5. Kollu Varahalamma, W/o Late Chinnabbaiah,,
Aged about 59 years, Hindu, Housewife,
Resident of Pydipala Village,
Makavarapalem Mandal,
Visakhapatnam District.
.... Respondents
4
! Counsel for Petitioner : Smt. T.V. Sridevi
^ Counsel for Respondents : Sri Y. Subba Rao
Sri Venkateswara Rao
Gudapati
< Gist:
> Head Note:
? Cases referred:
1) 1978 (1) SCC 248
2) (2010) 13 SCC 216
3) (1985) 3 SCC 545
5
HON'BLE Mr. JUSTICE GANNAMANENI RAMAKRISHNA PRASAD
WRIT PETITION No. 646 OF 2022
ORDER:
Heard Sri O. Manohar Reddy, learned Senior Counsel (Amicus Curie); Smt. T.V. Sridevi, learned Counsel for the Writ Petitioner; Sri A. Sai Naveen, learned Counsel appearing on behalf of Sri Venkateswara Rao Gudapati, learned Counsel for the Respondent No.5 and Sri Y. Subba Rao, learned Assistant Government Pleader for Respondent Nos.1 to 4.
2. Prayer made in the Writ Petition is as under :
"....to issue a writ, order or direction more particularly one in the nature of Mandamus, declaring the condition in procedure (i) of G.O.Ms.No.145 Revenue (SER-II) dated 25.04.2015 - "provided that there is no written objection from any other member of the family" imposed by the 1st Respondent for issuance of Family Member Certificate by Tahsildar as illegal, arbitrary, discriminatory, ultra vires, without authority of law, unreasonable, unjust, without application of mind and violence of Article 14, and 21 of Constitution of India and against the Principles of Natural Justice and consequently struck down the condition "provided that there is no written objection from any other member of the family" in procedure (i) of G.O.Ms.No.145 Revenue (SER-II) dated 25.04.2015 and pass such other ..."
FACTS OF THE CASE:
3. It is stated in the Affidavit filed in support of the Writ Petition that she is presently aged about 21 years; that on 6 06.12.2019, she was married to one Sri Kollu Bangaru Raju as per Hindu Vedic Rites by observing usual formalities of giving gifts to the husband and his family members; that Sri Kollu Bangaru Raju was in regular employment as Attender/Process Server in District and Sessions Court (Mahila Court), Visakhapatnam; that Sri Kollu Bangaru Raju, 'while being treated in Gayatri Vidya Parishad Hospital, Visakhapatnam' died on 21.05.2021 due to COVID i.e., in just 1 ½ year of marriage.
4. The widowed wife (the instant Writ Petitioner) submitted an Application dated 26.06.2021 to the Principal District Judge, Visakhapatnam seeking 'Compassionate Appointment' to appoint her in a suitable post; considering the Application of the Writ Petitioner, the District Judge, Visakhapatnam issued Official Memorandum dated 05.07.2021 and 22.09.2021 (Ex.P.11) to furnish: (a) Financial Status Certificate, (b) No Earning Certificate, (c) No Objection Certificate from all other family members of the deceased husband, and (e) Family Member Certificate.
5. It is further submitted that the Writ Petitioner made an Application before the Tahsildar-Respondent No.4 vide 7 Application No.FAMC012102838201 dated 02.08.2021 (Ex.P.2); that the Respondent No.4 did not issue Family Member Certificate, and therefore, the Writ Petitioner made a Representation dated 06.08.2021 to the District Collector, Visakhapatnam District (Ex.P.2) to issue necessary directions to the Respondent No.4 as regards issuance of the Family Member Certificate; that on 12.11.2021, mother-in-law of the Writ Petitioner (Respondent No.5) submitted objection to the District Judge (Ex.P.5) stating that unless 75% of the death benefits of her deceased son is paid to her and unless the Writ Petitioner relinquishes her right on the single storied house and one acre of land, she (the mother-in-law - Respondent No.5) will not give "No Objection"; that, being caught-up in this unreasonable demand by the Respondent No.5, the Writ Petitioner has approached the District Legal Services Authority, Narsipatnam for conducting of mediation between her and her mother-in-law (Respondent No.5) by filing P.L.C.No.92 of 2021 dated 23.08.2021 (Ex.P.8) and in pursuance of the same, the Respondent No.4 submitted his Report dated 29.10.2021 (Ex.P.4) stating that due to the disputes between wife of the deceased and her mother-in-law as regards settlement of Government benefits and other properties, the mother-in-law is 8 unwilling to give consent for issuance of Family Member Certificate; that the Writ Petitioner was constrained to approach the police as she was being harassed by the family members; and, that the Revenue Authorities have made it clear that without the "written consent" of the family members, Family Member Certificate cannot be granted.
6. In view of the seriousness of the issues that are involved in the case, this Court has appointed Sri O. Manohar Reddy, learned Senior Counsel to assist the Court in this regard as Amicus Curie.
7. Respondent No.4/Tahsildar filed Counter Affidavit reiterating the similar facts stating that the Respondent No.5 namely Kollu Varahalamma, who is the mother-in-law of the Writ Petitioner has submitted the 'written objections' to the Tahsildar (Respondent No.4) not to grant Family Member Certificate in favour of her daughter-in-law until she relinquishes 75% of death benefits of her deceased son, right over single storied house and one acre of land in favour of her mother-in-law. Para No.5 of the 'written objections' submitted by the mother-in-law are extracted hereunder:
"It is humbly submitted that the family member certificate are being granted for the purpose of benefits under social 9 security schemes implemented by the Government in respect of the Deceased family. As such, the willingness of all dependent family members of the deceased is necessary to extend such benefits. Otherwise, there will be a chance of depriving of livelihood of one family member at the hands of other family members of the deceased"
8. Learned Counsel for the Writ Petitioner has drawn the attention of this Court to the G.O.Ms.No.145 REVENUE (SER.II) DEPARTMENT dated 25.04.2015. It provides the Procedure for issuance of Family Member Certificate and also authorises the Tahsildar/Mandal Revenue Officer for issuance of Family Member Certificate. It imposes a condition that such Certificate can be issued only if there is "no written objection from any other member of the family". Relevant portion is extracted hereunder:
"Procedure:
i) On an application made through Meeseva, the Tahsildar shall issue Family Member Certificate, provided there is no written objection from any other member of the family".
9. Smt. T.V. Sridevi, learned Counsel for the Writ Petitioner submitted that this indispensible condition has given scope for the mother-in-law to compel the Writ Petitioner to unduly relinquish not only 75% of death benefits but also the legitimate right of inheritance over the properties of her deceased husband. Learned Counsel has submitted that the condition of consent from other family members has led to the 10 situation where the mother-in-law could raise such unjust, unreasonable and illegal demands as conditions precedent for not raising written objection to issue a Family Member Certificate.
10. Sri A. Sai Naveen, learned Counsel appearing for mother-in-law/Respondent No.5 has sustained the actions of Respondent No.5 and submitted that she had the inherent right to make such a claim and to demand 75% of the death benefits of her deceased son and to ask the Writ Petitioner to relinquish her right of inheritance over the single storied house and one acre of land on the ground that this should be given to her second son (who is the brother of the deceased husband of the Writ Petitioner).
11. Sri O. Manohar Reddy, learned Senior Counsel has placed on record an Order passed by the Learned Single Judge of the combined High Court of Andhra Pradesh titled as Vemluri Srinivasu Vs. State of Telangana (in W.P.No.32701 of 2017 dated 03.10.2017), wherein and whereby, the Learned Single Judge of the combined High Court, has observed as under:
11
"4. In the instant case also, the Family Member Certificate, which is specifically meant for social security benefit, was issued in favour of the unofficial respondents, against whom petitioner has grievance. The Family Member Certificate cannot be the basis for resolution of a civil dispute and any person claiming as successor in interest or by any other means setting up claim to a property, the person has to avail remedy as available in law to establish right over the properties. That being so, no direction as sought for by the petitioner, to issue Family Member Certificate or to conduct enquiry with reference to Family Member Certificate already issued, can be granted. In the instant case, petitioner does not challenge the certificate stated to have been issued in favour of the unofficial respondents. Hence, this Court is not inclined to express any opinion on the certificate issued.
5. The Writ Petition is accordingly dismissed, leaving it open to the petitioner to work out his remedy regarding the claim on the properties which are stated to be belonging to Vemuluri Venkateshwarlu or on issuance of Family Member Certificate dated 08.07.2015 in favour of the unofficial respondents. There shall be no order as to costs".
12. This Court appreciates the assistance of Sri O.Manohar Reddy, learned Senior Counsel who was kind enough to be willing and to spare his valuable time to act as Amicus Curie.
13. Points for consideration:
i. What is the object that is sought to be achieved with regard to the condition that a Family Member Certificate can be issued only if there is "no written objection from any other member of the family" as per Sub-para No.(i) of Para No.3 12 titled as Procedure in G.O.Ms.No.145 REVENUE (SER.II) DEPARTMENT dated 25.04.2015.
ii. Whether it is legitimate for a family member to put forth a condition precedent for giving up the death benefits and other statutory rights of inheritance for not raising any objection for issuance of Family Member Certificate?
iii. Whether it is rational on the part of the Tahsildar/Mandal Revenue Officer (Respondent No.4 in the present case) to reject the grant of Family Member Certificate based on the nature of objections raised by the mother-in-law (Respondent No.5) of the Applicant?
ANALYSIS:
14. In this regard, the written objection raised by the Respondent No.5 (mother-in-law of the Writ Petitioner) would assume relevance. In the Endorsement submitted by the Tahsildar dated 18.08.2021 (Ex.P.3), the Tahsildar has recorded the written objections of Respondent No.5 as under:
"Enquiry was conducted with respect of above application pertaining to issuance of Family Member Certificate due to death of Kollu Bangaru Raju, S/o Late Chinnabai, resident of Pydipala village due to COVID-19 on 05.07.2021. During enquiry Smt. Kollu Varahalamma mother of deceased Kollu Bangaru Raju objected for on the ground that some issues are pending with regard to family and they have to be solved. Hence both parties are directed to sort out their disputes and approach this office for issuance of Family Member Certificate. Hence the same is informed through this endorsement."
15. In the written communication by the Tahsildar to the Hon'ble Chairman, Mandal Legal Services Committee, Narasipatnam dated 29.10.2021 (Ex.P.4), it is stated as under: 13
"I further submit that as per the Hon'ble Court, Narasipatnam instructions again I conducted enquiry in the village and she not agree to give consent to issue the family member certificate. There were disputes between the deceased wife and dependant mother to settle the Govt. benefits and other properties. In the circumstances, I enable to issue the family member certificate as per GO Ms.145/Revenue (SER.II) Dept. dated 25.04.2015".
16. With all these objections raised before the Tahsildar/Mandal Revenue Officer, the Respondent No.5 still had a fear that due to the hectic efforts of the Writ Petitioner, Tahsildar may issue a Family Member Certificate despite her objections, and therefore, in order to prevent the Writ Petitioner from being considered for compassionate appointment, Respondent No.5, has addressed a letter to the District Judge, Visakhapatnam on 12.11.2021 (Ex.P.5). The translated version (part of record) of the said letter is extracted hereunder:
"My 2nd son and daughter-in-law Kollu Jyothi's w/o Late Bangaraju had mutual consultations in the presence of our village elders and village sarpanches for the posthumous job and death benefits, and agreed that with regard to Death Benefits of my son, 25% be allotted to my daughter-in-law Jyothi and the remaining 75% share, terraced house in the village and Ac.1.00 cents land to be given to for livelihood of my 2nd son for the rest of my life to live with my 2nd son and both the parties agreed in the presence of the elders. The next day it was decided to write the agreement and to go to the Tahsildar's office Makavarapalem Mandal, and get a Family Member Certificate. But on the next day when called for making an agreement she did not come and further came to know that she is applying for a family member certificate and trying to get a family certificate on her own without my permission. In this regard, the Tahsildar, Makavarapalem Mandalam called us and informed that as agreed to execute 14 an agreement in the presence of the elders submit, then he does not have any objection to issue a No objection certificate. But the same was rejected by Smt. Kollu Jyoti's w/o Late Bangarraju.
Hence it humbly prayed before the Hon'ble District Judge, Visakhapatnam to take necessary steps to instruct Smt. Kollu Jyothi my daughter in law to look after my responsibility during my life time and so also take responsibility of my 2nd son, and clear of all the family debts made during the course of marriage of my elder son and during job period or otherwise to agree for posthumous job and 25% share of benefits to her and remaining 75% benefits and house to be left to men to enable me to perform the marriage of my second son which will be an ease to clear my debts. So I request you take necessary steps as per law to lead my life smoothly and render justice to me".
17. In the light of the objections extracted herein above, the prayer of the Writ Petitioner will have to be considered taking into account the facts recorded herein above and the written objections (extracted as above) raised by the Respondent No.5.
POINT NO.1:
18. Sub-para No.(i) of Para No.3 of the G.O.Ms.No.145 REVENUE (SER.II) DEPARTMENT dated 25.04.2015 stipulates that "the Tahsilidar shall issue Family Member Certificate, provided there is no written objection from any other member of the family". The purpose for which the Caveat contained therein that the Tahsildar shall issue Family Member Certificate "only if there is no written objection from any other member of the family" 15
appears to be that during the course of enquiry, the Tahsildar would make it known to the family members that an Application has been submitted by the person seeking Family Member Certificate so that the family members will have an opportunity to state whether the Applicant is "in fact" a member of the family or not. In my view, except for this stated purpose where any family member can raise a "written objection" before the Tahsildar that the Applicant is not a member of their family, there cannot be any other reason for providing such Caveat in sub-para No.i of Para No.3 of the Government Order.
19. The Executive, while prescribing this caveat in Sub- para No.(i) of Para No.3 of G.O.Ms.No.145 REVENUE (SER.II) DEPARTMENT dated 25.04.2015 ought to have made it more specific and clear and ought to have set out clear and unambiguous parameters to the Tahsildar as to what kind of objections can be entertained and what kind of objections raised by the family members as against the Applicant cannot be entertained.
20. It is very elementary that the Tahsildar cannot entertain an objection from a family member only on the basis that the Applicant, though is "in fact" a member of the family, 16 cannot be entitled to a Family Member Certificate because the Applicant has declined to give up her legitimate entitlement as regards the death benefits or the right of inheritance from the estate from her deceased husband. The Executive ought to have foreseen such unreasonable objections which could arise and ought to have infused sufficient clarifications/safeguards to ensure that the provision for written objection shall not be misused as a tool to deprive the legitimate rights of a genuine member of a family who is seeking a Family Member Certificate.
POINT NO.2:
21. The underlying purpose of the caveat in Sub-Para No.(i) of Para No.3 of the above mentioned Government Order (G.O.Ms.No.145 dated 25.04.2015) has been explained above to the effect that the family members can only raise an objection if the Applicant who is seeking Family Member Certificate does not belong to their family and a fake claim has been raised by such an Applicant. In the present case, the very fact that the mother-in-law/Respondent No.5, has raised a demand against the Writ Petitioner that the Writ Petitioner should give up 75% of the death benefits in favour of the mother-in-law and that she has to relinquish her right of inheritance entirely over the estate of her husband (single storied house and one acre of land), itself 17 clearly shows that the Respondent No.5 impliedly admitted that the Writ Petitioner who is the Applicant seeking Family Member Certificate, is "in fact" a member of the family which means that she is the legally wedded wife of the deceased Sri Kollu Bangaru Raju.
22. Tahsildar/Mandal Revenue Officer is the Mandal Executive Magistrate and he performs magisterial tasks on the executive side insofar as the Mandal area is concerned. He is a Gazetted Officer, and gets appointed on passing the Group-II Services conducted by APPSC. Therefore, to understand this elementary logic, it does not require a judicial mind, but an Officer who is working in the capacity of Tahsildar ought to know and ought to have understood that the nature of the objections raised by the Respondent No.5 are contrary to the letter and spirit of the proviso in Sub-para No.(i) of Para No.3 of G.O.Ms.No.145 REVENUE (SER.II) DEPARTMENT dated 25.04.2015. This apart, the family members can only raise an objection as regards whether or not the Applicant who is seeking a Family Member Certificate is a member of the family. The family members cannot settle any disputes except to the extent indicated hereinabove; and cannot misuse this proviso to compel an Applicant to relinquish his/her statutory rights 18 which are naturally available to the Applicant by way of inheritance or otherwise over the estate of her deceased husband as a condition precedent so as to not to raise any objections in writing.
POINT NO.3:
23. In the light of what is stated above, the decision of the Tahsildar/Respondent No.4 that a Family Member Certificate cannot be issued on account of "written objections" raised by Respondent No.5, is irrational and unreasonable and hence is violative of Article 14 of the Constitution of India. It is relevant to cite Para No.7 in Maneka Gandhi Vs Union of India 1978 (1) SCC 248:
"7. Now, the question immediately arises as to what is the requirement of Article 14 : what is the content and reach of the great equalising principle enunciated in this article? There can be no doubt that it is a founding faith of the Constitution. It is indeed the pillar on which rests securely the foundation of our democratic republic. And, therefore, it must not be subjected to a narrow, pedantic or lexicographic approach. No attempt should be made to truncate its all-embracing scope and meaning, for to do so would be to violate its activist magnitude. Equality is a dynamic concept with many aspects and dimensions and it cannot be imprisoned within traditional and doctrinaire limits. We must reiterate here what was pointed out by the majority in E.P. Royappa v. State of Tamil Nadu [(1974) 4 SCC 3 : 1974 SCC (L&S) 165 : (1974) 2 SCR 348] namely, that "from a positivistic point of view, equality is antithetic to arbitrariness. In fact equality and arbitrariness are sworn enemies; one belongs to the rule of law in a republic, while the other, to the whim and caprice of an absolute monarch.19
Where an act is arbitrary, it is implicit in it that it is unequal both according to political logic and constitutional law and is therefore violative of Article 14". Article 14 strikes at arbitrariness in State action and ensures fairness and equality of treatment. The principle of reasonableness, which legally as well as philosophically, is an essential element of equality or non-arbitrariness pervades Article 14 like a brooding omnipresence and the procedure contemplated by Article 21 must answer the test of reasonableness in order to be in conformity with Article 14. It must be "right and just and fair" and not arbitrary, fanciful or oppressive; otherwise, it .would be no procedure at all and the requirement of Article 21 would not be satisfied".
24. Even in the absence of any guideline or safeguard explaining the purport of the proviso in Sub-para No.(i) of Para No.3 of the Government Order, if an Officer of the rank of Tahsildar, cannot understand the underlying purpose for which the proviso has been incorporated in Sub-para No.(i) of Para No.3 and decides that a Certificate cannot be issued based on the kind of objections raised by the Respondent No.5, such a decision partakes the character of perversity, and therefore, is liable to be quashed on this ground also.
25. The Hon'ble Supreme Court of India in Municipal Committee, Hosharpur Vs. Punjab State Electricity Board and Others (2010) 13 SCC 216), at Para No.28 defined the word "Perversity". Para No.28 is usefully extracted hereunder:
"28. If a finding of fact is arrived at by ignoring or excluding relevant material or by taking into consideration irrelevant material or if the finding so outrageously defies logic as to suffer from the vice of irrationality incurring the blame of being perverse, then the finding is 20 rendered infirm in the eye of the law. If the findings of the Court are based on no evidence or evidence which is thoroughly unreliable or evidence that suffers from the vice of procedural irregularity or the findings are such that no reasonable person would have arrived at those findings, then the findings may be said to be perverse. Further if the findings are either ipse dixit of the Court or based on conjecture and surmises, the judgment suffers from the additional infirmity of non- application of mind and thus, stands vitiated. (Vide Bharatha Matha v. R. Vijaya Renganathan[(2010) 11 SCC 483 : AIR 2010 SC 2685] .)"
26. Having been married to Kollu Bangaru Raju on 06.12.2019 who met with an early death (due to COVID-19), the Writ Petitioner became a widow within 1 ½ year of getting married. The Writ Petitioner suffered such a tragedy in life at a very early age. Due to uncertainty of her future, she has decided to avail the benefit from the scheme of Compassionate Appointment which is benevolently provided by the Government as a source of livelihood for the rest of her life.
27. The Hon'ble Supreme Court in Olga Tellis and Ors Vs Bombay Municipal Corporation and Ors (1985) 3 SCC 545 held that Article 21 includes the right to livelihood. The written objections raised by the Respondent No.5, are not legally sustainable inasmuch as the Respondent No.5 seeks to deprive the right of livelihood of the Writ Petitioner if her demand is not honoured by the Writ Petitioner and that would clearly offend 21 Article 21 of the Constitution of India. Para Nos.32 and 33 are extracted hereunder:
"32. As we have stated while summing up the petitioners' case, the main plank of their argument is that the right to life which is guaranteed by Article 21 includes the right to livelihood and since, they will be deprived of their livelihood if they are evicted from their slum and pavement dwellings, their eviction is tantamount to deprivation of their life and is hence unconstitutional. For purposes of argument, we will assume the factual correctness of the premise that if the petitioners are evicted from their dwellings, they will be deprived of their livelihood. Upon that assumption, the question which we have to consider is whether the right to life includes the right to livelihood. We see only one answer to that question, namely, that it does. The sweep of the right to life conferred by Article 21 is wide and far-reaching. It does not mean merely that life cannot be extinguished or taken away as, for example, by the imposition and execution of the death sentence, except according to procedure established by law. That is but one aspect of the right to life. An equally important facet of that right is the right to livelihood because, no person can live without the means of living, that is, the means of livelihood. If the right to livelihood is not treated as a part of the constitutional right to life, the easiest way of depriving a person of his right to life would be to deprive him of his means of livelihood to the point of abrogation. Such deprivation would not only denude the life of its effective content and meaningfulness but it would make life impossible to live. And yet, such deprivation would not have to be in accordance with the procedure established by law, if the right to livelihood is not regarded as a part of the right to life. That, which alone makes it possible to live, leave aside what makes life livable, must be deemed to be an integral component of the right to life. Deprive a person of his right to livelihood and you shall have deprived him of his life. Indeed, that explains the massive migration of the rural population to big cities. They migrate because they have no means of livelihood in the villages. The motive force which propels their desertion of their hearths and homes in the village is the struggle for survival, that is, the struggle for life. So unimpeachable is the evidence of the nexus between life and the means of livelihood. They have to eat to live:
only a handful can afford the luxury of living to eat. That they can do, namely, eat, only if they have the means of 22 livelihood. That is the context in which it was said by Douglas, J. in Baksey [347 US 442, 472 : 98 L Ed 829 (1954)] that the right to work is the most precious liberty that man possesses. It is the most precious liberty because, it sustains and enables a man to live and the right to life is a precious freedom. "Life", as observed by Field, J.
in Munnv. Illinois [(1877) 94 US 113] means something more than mere animal existence and the inhibition against the deprivation of life extends to all those limits and faculties by which life is enjoyed. This observation was quoted with approval by this Court in Kharak Singh v. State of U.P. [AIR 1963 SC 1295 : (1964) 1 SCR 332 : (1963) 2 Cri LJ 329] .
33. Article 39(a) of the Constitution, which is a Directive Principle of State Policy, provides that the State shall, in particular, direct its policy towards securing that the citizens, men and women equally, have the right to an adequate means of livelihood. Article 41, which is another Directive Principle, provides, inter alia, that the State shall, within the limits of its economic capacity and development, make effective provision for securing the right to work in cases of unemployment and of undeserved want. Article 37 provides that the Directive Principles, though not enforceable by any court, are nevertheless fundamental in the governance of the country. The principles contained in Articles 39(a) and 41 must be regarded as equally fundamental in the understanding and interpretation of the meaning and content of fundamental rights. If there is an obligation upon the State to secure to the citizens an adequate means of livelihood and the right to work, it would be sheer pedantry to exclude the right to livelihood from the content of the right to life. The State may not, by affirmative action, be compellable to provide adequate means of livelihood or work to the citizens. But, any person, who is deprived of his right to livelihood except according to just and fair procedure established by law, can challenge the deprivation as offending the right to life conferred by Article 21".
MANDAMUS TO AMEND G.O.Ms.No.145 REVENUE (SER.II) DEPARTMENT DATED 25.04.2015 :
28. The dictum of a Court explaining the purport of a particular provision more often than not would only be confined 23 to that Judgment and to the practicing Advocates for citing it before the Courts of law. The clarification or the interpretation which is given by a Court of law, very rarely percolates down to the Officers who actually implement such provision of law. Due to lack of knowledge, the Officers who are endowed with the power to implement a particular provision of law or rule, in the process of execution, would again go by the same text (of the law or the rule) and tend to take the same mistaken view due to lack of knowledge of clarification/interpretation or the explanation given by the Court as an existing precedent.
29. If the clarification/explanation/interpretation given by the Court attains finality, it shall nevertheless be incorporated into the same provision of law by giving clarity (by inserting a proviso) or in the form of a safeguard. If this is followed, the Executive will not commit the same mistake that was set right by the Court in an earlier Judgment. These measures would prevent the citizen of the hardship of once again approaching the Court.
30. Respondent No.5 has subjected the Writ Petitioner to extreme hardship, more so at a time when the Writ Petitioner has lost her husband and is seeking Compassionate 24 Appointment as a source of her livelihood, by raising such demands which cannot be sustained in law and has subjected the Writ Petitioner to run from pillar to post and has made her to approach this Court for vindicating her rights. It is obvious that the attempt of Respondent No.5 is to hold the Writ Petitioner for a ransom for an unjust and illegal demand.
Consciously or otherwise, the Tahsildar/Mandal Revenue Officer i.e., Respondent No.4 has also contributed to this misfeasance.
FINDING:
31. This Court declares the decision of the Tahsildar/Mandal Revenue Officer i.e., Respondent No.4 in holding that the Family Member Certificate cannot be issued in favour of the Writ Petitioner because of the "written objections"
filed by the mother-in-law (Respondent No.5) as irrational, unreasonable, illegal and perverse and hence it is set aside.
Respondent No.4 is directed to issue Family Member Certificate in favour of the Writ Petitioner within two (2) weeks from the date of submission of this Order by the Writ Petitioner.25
Directions to the Executive (Principal Secretary, Revenue Department):
32. The concerned Department, through the Principal Secretary, Revenue, shall suitably amend the G.O.Ms.No.145 REVENUE (SER.II) DEPARTMENT dated 25.04.2015, by making it clear that written objection can be only with regard to whether the Applicant is a member of the family or not. After making the Amendment, necessary directions shall also be issued to the primary implementing authorities i.e., Tahsildars/Mandal Revenue Officers in the State as regards the amendment and to the effect that the Officers shall not become parties to obviate the evil designs of the unscrupulous members in the family who use this proviso of a "written objection" as a tool to deprive the legitimate rights of the Applicants.
33. Writ Petition is allowed with the above directions.
There shall be no order as to costs. List this case after 8 (eight) weeks for compliance of the directions.26
34. Interlocutory Applications, if any, stand disposed of in terms of this order.
_____________________________________________ (GANNAMANENI RAMAKRISHNA PRASAD, J) Dt: .01.2023.
JKS L.R Copy to be marked : [YES / NO] 27 HON'BLE Mr. JUSTICE GANNAMANENI RAMAKRISHNA PRASAD WRIT PETITION No. 646 OF 2022 05.01.2023 Note: Issue C.C. by today B/O JKS