Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

Kerala High Court

Biju P. Cheruman @ Aadi Margi Maha ... vs Election Commission Of India on 27 July, 2022

Author: S. Manikumar

Bench: S.Manikumar, Shaji P.Chaly

                   IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT
               THE HONOURABLE THE CHIEF JUSTICE MR.S.MANIKUMAR
                                      &
                   THE HONOURABLE MR. JUSTICE SHAJI P.CHALY
        Wednesday, the 27th day of July 2022 / 5th Sravana, 1944
                       WP(C) NO. 24222 OF 2022(S)
PETITIONER:

      BIJU P. CHERUMAN @ AADI MARGI MAHA CHANDALA BABA,

      AGED 37,     S/O.T.P KANNAN, PADUVANTHODI HOUSE, KUNNUKAVU P.O.,

      ELAMKULAM CHERUKARA, MALAPPURAM, KERALA, PIN-679 340.

RESPONDENTS:

1.    ELECTION COMMISSION OF INDIA,

      NIRVACHAN SADAN ASHOKA ROAD, NEW DELHI, PIN-110 001.

2.    STATE ELECTION COMMISSION, VIKAS BHAVAN, JANAHITHAM,

      NEAR LEGISLATURE, THIRUVANANTHAPURAM-695 033.

3.    MEMBER OF KERALA LEGISLATIVE ASSEMBLY,

      CHENGANNUR CONSTITUENCY, M.L.A OFFICE,

      CHENGANNUR, KERALA, PIN-689 121.

4.    SAJI CHERIYAN, S/O. T.T.V CHERIYAN, THENGUMTHARAYIL HOUSE,

      KOZHUVALLOOR. P.O, MULAKKUZHA, CHENGANNUR, ALAPPUZHA-689 521.

5.    UNION OF INDIA, REPRESENTED BY ITS SECRETARY,

      SECRETARY TO GOVERNMENT OF INDIA, SHASTHRI BHAVAN,

      NEW DELHI-110 021.

6.    GOVERNMENT OF KERALA, REPRESENTED ITS CHIEF SECRETARY,

      SECRETARIAT, THIRUVANANTHAPURAM-695 001.

                                                         P.T.O.
      Writ petition (civil) praying inter alia that in the circumstances
stated in the affidavit filed along with the WP(C) the High Court be
pleased to:

     1. To issue a writ of Quo warranto or any other appropriate writ,
order or direction declaring that the 4th respondent is not entitled to
hold the office of the post of 3rd respondent.

     2. To grant other relief as this Honourable Court may deem fit in
the circumstance of this case.


     This petition again coming on for admission upon perusing the
petition and the affidavit filed in support of WP(C) and this Court's
order dated 26/07/2022 and upon hearing the arguments of
SRI.P.K.PRETHEEP KUMAR, Advocate for the petitioner, SRI.DEEPU LAL
MOHAN, STANDING COUNSEL for R1 & R2 and of SRI.K. GOPALAKRISHNA KURUP,
ADVOCATE GENERAL, the court passed the following:


                                                  P.T.O.
                                S. MANIKUMAR, CJ
                                             &
                                SHAJI P. CHALY, J
                -----------------------------------------------------------
                W.P(C). Nos. 24222 & 24233 of 2022 (S)
                 ----------------------------------------------------------
                   Dated this the 27th day of July, 2022

                                      ORDER

S. Manikumar, CJ.

State President of Bahujan Dravida Party (BDP) has filed the instant public interest writ petition for the following reliefs:

Prayers "i) Issue a writ of Quo Warranto or any other appropriate writ orders or directions commanding to the 1 st respondent to immediately resign or restrain from the post of MLA, who is currently representing the Chengannoor constituency in Alappuzha District.
ii) To Issue a Writ in the nature of mandamus directing the 7 th respondent to make necessary reports regarding the constitutional crisis occurred in the state and take proper action whether it is allowed under Article 356 of the Constitution.
iii) Because of the gravity and rarity of the Constitutional issues, to issue a Writ in the nature of mandamus directing all the respondents 5, 6, 8 and 9 to constitute a special team to register appropriate case against the 1 st respondent and expedite the investigation and file report before the competent Court within one Month, monitor under this Hon'ble Court."

W.P(C).Nos.24222/2022 & 24233/2022 2

2. Brief facts leading to filing of the writ petition are as under:

2.1. The petitioner is the State President of Bahujan Dravida Party (BDP), a national political movement for the weaker sections of the country working with the proper registration number issued by the Election Commission of India. The BDP is now highly aggrieved by the inaction of the respondents in taking appropriate stringent action against the former Culture, Cinema and Fisheries Minister and sitting MLA of Chenganoor Constituency - the 1st respondent, who is the CPI(M) leader and State Secretariat Member, who had made a derogatory remarks or highly crooked deliberate attack against the Constitution on 3rd of July, 2022 and that was live telecasted through facebook - a social media platform, which is handled by their Area Committee at Pathanamthitta. The problem does not end with the Minister's resignation. The 1st respondent should resign from the post of MLA because he has had an oath on behalf of the pledging of faith over the Constitution for to become an MLA. and this is the first incident in the history of India that a person, who himself W.P(C).Nos.24222/2022 & 24233/2022 3 occupying a Constitutional post had deliberately as well as publically breached his own oath on the Constitution by distorting it is much enough to ouster him from the position of an MLA.
2.2. The 1st respondent has not yet corrected his statements even after his resignation as a Minister. The ruling Party CPI(M) has sought to put to rest the controversy caused by the 1st respondent's alleged contentious remarks about the Constitution which amount to waging a war against the State.

The 2nd respondent described the problems associated with the alleged speech of the 1st respondent has come to an end, when he resigned from the Cabinet. But in fact, the 1 st respondent is still occupying the Constitutional post of an MLA but disloyal to the Constitution would adversely affect the utmost faith over the Constitution, and may become a regular habit of disrespect over it and a great threat to the National Integrity. That will mislead and might give a wrong message to our young generation, who are closely watching all these developments. So the situation warrants an urgent intervention of this Hon'ble Court to protect the ultimate interest of the Constitution of India. W.P(C).Nos.24222/2022 & 24233/2022 4

3. In support of the averments and the prayers sought for, attention of this Court was invited to Section 9 of the Representation of People Act, 1951, which deals with disqualification for dismissal for corruption or disloyalty. The said provision is extracted:

"9. Disqualification for dismissal for corruption or disloyalty. --(1) A person who having held an office under the Government of India or under the Government of any State has been dismissed for corruption or for disloyalty to the State shall be disqualified for a period of five years from the date of such dismissal.
(2) For the purposes of sub-section (1), a certificate issued by the Election Commission to the effect that a person having held office under the Government of India or under the Government of a State, has or has not been dismissed for corruption or for disloyalty to the State shall be conclusive proof of the fact:
Provided that no certificate to the effect that a person has been dismissed for corruption or for disloyalty to the State shall be issued unless an opportunity of being heard has been given to the said person."

4. Statutory provision stated supra deals with dismissal of a person under the Government of India or under the State Government, on the finding that corruption or disloyalty to the State, for a period of five years from the date of such dismissal. W.P(C).Nos.24222/2022 & 24233/2022 5

5. Provision primarily indicates that he must be a holder of office under the Government of India or under the State Government, as the case may be.

6. Posed with a question as to whether a Member of State Assembly/Council is a person said to be holding an office under the State Government and as to whether he can be dismissed by any authority under the Constitution of India for the alleged disloyalty to the State, there is no specific answer by Mr.Sonnymon K. Mathew, learned counsel for the petitioner. He has referred to the Preamble and other Constitutional Provisions.

7. However, by inviting attention of this Court to the prayers sought for in W.P.(C) No.24233 of 2022, (1) issue a Quo Warranto or direction against Mr. Saji Cheriyan, MLA or a direction sought for against the MLA to immediately resign or restrain from the post of MLA. (2) Prayer for a mandamus directing the Home Minister, New Delhi, 7th respondent to take action under Article 356 of the Constitution of India, which deals with declaration of emergency and the 3 rd relief sought for extracted supra, Mr. K. Gopalakrishana Kurup, learned Advocate W.P(C).Nos.24222/2022 & 24233/2022 6 General submitted that none of the reliefs sought for by the writ petitioner, are maintainable in law.

8. As regards the averments and the prayers sought for action under Article 356 of the Constitution of India, by inviting attention of this Court to a Full Bench decision of Andhrha Pradesh High Court in Dhronamraju Satyanarayana v. N.T. Rama Rao and Others [1988 KHC 1588], learned Advocate General submitted that the relief sought for in respect of Article 356 of the Constitution of India is liable to be rejected outright.

9. Paragraph 18 of the above said judgment referred to by learned Advocate General is reproduced:

"18. Learned Attorney General of India, assisting this Court, pointed out that the exercise of power under Art. 356 is largely coloured by political considerations and it is not open to this Court to give any mandamus in the terms prayed for by the petitioner. Learned Attorney General invited our attention to a decision of this Court in In Re A. Sreeramulu, AIR 1974 AP106. Dealing with the question of 'satisfaction' for the purpose of Art. 356(1), Chinnappa Reddy J., (as he then was) observed that the issue of President's satisfaction under Art. 356 is basically a political issue and consequently the Court cannot go into the question whether circumstances exist justifying the imposition of President's Rule. Learned Attorney General agreed with Sri. Palkhivala that the 'satisfaction' required W.P(C).Nos.24222/2022 & 24233/2022 7 for the purpose of Art. 356(1) of the Constitution should be that of the President and it would be impermissible for this Court to go into the merits of the various matters urged by the petitioner and to record its opinion thereon."

10. Inasmuch as there is no answer in respect of the specific query regarding holder of office in State Government by any of the learned Counsel representing the petitioners herein and on the averments made in the writ petition, we request Mr. K. Gopalakrishna Kurup, learned Advocate General to assist us and file a statement with all necessary documents.

Post on 2.8.2021.

Sd/-

S. Manikumar, Chief Justice Sd/-

Shaji P. Chaly, Judge sou.

27-07-2022 /True Copy/ Assistant Registrar