Andhra HC (Pre-Telangana)
327, 329, 331, 333, 339, 342, 284, 414 Of ... vs Dated.26-04-2013
Author: N.V. Ramana
Bench: N.V. Ramana
HON'BLE THE ACTING CHIEF JUSTICE SRI N.V. RAMANA AND
W.A.Nos. 238 of 2013
(270, 271, 272, 273, 275, 276, 316,
327, 329, 331, 333, 339, 342, 284, 414 of 2013) and
W.A(SR) No.26799 of 2013
dated.26-04-2013
W.A.No.238 of 2013:
Katta Sivaiah S/o. China Yellamanda, Aged about 51 years, R/o. Nagarajukunta
Konakanamitla Mandal, Prakasam District.
... Appellant
Government of A.P. rep. by its Special Chief Secretary, and others
... Respondents
Counsel for the Appellant: Mr. P. Radhive Reddy
Counsel for Respondents: G.P. for Cooperation
<Gist:
>Head Note:
?Cases referred:
1. 1999(2) ALD 319 (DB)
2. (2008) 4 SCC 144
3. (1978) 1 SCC 405
4. AIR 1974 SC 2249
5. AIR 2006 SC 651
6. AIR 1978 SC 597
COMMON JUDGMENT:
(Per Hon'ble the Acting Chief Justice Sri N.V.Ramana)
These batch of appeals are filed by the writ petitioners who are aggrieved by
the common order passed by a learned single Judge of this Court in W.P.No.2148
of 2013 and batch, dated
15-02-2013.
2. All the writ petitioners are members of Primary Agricultural Co-operative
Societies and all of them have questioned the orders passed by the Government in
exercise of the power under Rule 22-C(1)(iii) of the A.P. Co-operative Societies
Rules, 1964 (for short 'the Rules') framed in the
A.P. Co-operative Societies Act, 1964 (for short 'the Act').
By the aforesaid orders, Government had postponed elections to the Managing
Committees of the said Societies and aggrieved thereby, the petitioners have
filed the writ petitions and by a common order of the learned single Judge which
is impugned herein, all the writ petitions were dismissed upholding the orders
of the Government postponing the elections.
3. Most of the appeals in the present batch relate to Prakasam District where
it is stated that out of 173 Societies, elections scheduled in more than 18
Societies were postponed under the impugned orders of the Government. Similar
fact situation exist in other appeals also.
4. The nature of the orders passed by the Government in almost all the cases
is more or less similar. It would, however, be appropriate to extract one such
order, which is subject matter in W.P.No.3109 of 2013 and against which first
one of these batch appeals (W.A.No.238 of 2013) is preferred:
"GOVERNMENT OF ANDHRA PRADESH
ABSTRACT
Cooperation Department - Elections - Elections to Primary Agricultural
Cooperative Societies (PACS), 2013 - Elections to constitute the Managing
Committee of Regadapalli PACS (643/87B) Nagarjunakunta (H.O) Konakanamitla
Mandal, Prakasam District - Postponement of elections-Orders - Issued
=======================================
AGRICULTURE and COOPERATION (COOP.V) DEPARTMENT
G.O.Rt.No.256 Date:28-01-2013
Read the following:-
1. Election notification issued by the Dist. Election Authority, dated 21-01-
2013.
2. Endorsement of the Hon'ble Minister for Cooperation,
Endt.No.156/M(Coopn)/2013 dated 28-01-2013 on Sri Byreddy Venkat Reddy,
Nagireddypally, Konakanamitla Mandal, Prakasam District dated 28-01-2013.
ORDER:-
Whereas the District Election Authority, the Managing Committee of Regadapalli PACS (643/87B) Nagarjunakunta (H.O) Konakanamitla Mandal, Prakasam District vide reference first read above;
2. And whereas while the election process is in progress, several representations have been received from various quarters that efforts are made by certain groups/party to intimidate the voters in the reference 2nd read above;
3. And whereas, an appeal has been preferred stating that the members whose names are deleted illegally and without notice as well as those who are not given membership and voting right even though eligible as such are agitated and are likely to create commotion and law and order situation and would affect peaceful and lawful conduct of elections and it is apprehended the voters may cause possible obstruction to the conduct of free and fair poll;
4. The Government by virtue of powers conferred under Rule 22(C)(1)(iii) of the Andhra Pradesh Cooperative Societies Rules, 1964 hereby order the postponement of elections to the Managing Committee of the Regadapalli PACS (643/87B) Nagarjunakunta (H.O) Konakanamitla Mandal, Prakasam District until further orders.
(BY ORDER AND IN THE NAME OF THE GOVERNOR OF ANDHRA PRADESH) I.Y.R. KRISHNA RAO SPECIAL CHIEF SECRETARY TO GOVT."
5. Since the orders of the Government impugned are referable to the power under Rule 22-C(1)(iii) of the Rules, it is appropriate to notice the said provision, which is extracted hereunder:
"22-C. (1) Notwithstanding anything contained in these rules, the Government or the Election authority may direct the postponement of elections under one or more of the following circumstances:-
(i) Break down of law and order affecting the peaceful and lawful conduct of elections.
(ii) Any natural calamity that prevents the conduct of elections particularly, voters from participation in the election.
(iii) Where there is reasonable apprehension that voters will not be allowed to vote frankly and freely.
(b) The postponement shall be done only by issue of an order which shall specify the grounds of postponement. After such postponement the election process shall be recommenced when the conditions become conductive for re-
commencing of election, by issue of an order by the Authority that has postponed the elections. The process will re-commence from the stage at which it was obstructed or interrupted."
6. We have heard Mr. D. Prakash Reddy, learned Senior counsel appearing for the appellants in many of the matters in this batch of appeals and also heard Mrs. Bobba Vijayalakshmi, Mr. V.R. Avula, Mr. Koti Reddy and Mr. Venkateswarlu Posani in support of other appeals. Mr. Sridhar Reddy, learned Special Government Pleader appeared for the respondent-State and Mr. Ch.Janardhan Reddy appeared for some of the contesting respondents in three appeals and supported the orders of the Government, as also Mr. N. Subbarao.
7. While the learned Senior counsel and the other counsel supporting him in the appeals have contended that though power of the Government under Rule 22- C(1)(iii) of the Rules is not under challenge, but exercise of the said power is questioned in the writ petitions on the ground that it was exercised without there being any material or justification and it amounts to colourable exercise of power. It is contended that the said power is exercised purportedly on receiving of several representations and complaints, but there is no material in support of the same. It is also alleged that the apprehension as to breakdown of law and order during the process of voting is totally without any basis and the voters, who were seeking to exercise their franchise, cannot be deprived of their right to vote on an apprehension that they will disrupt the elections. It is also contended that in normal course, a complaint alleging exclusion of any eligible voter from the voters list would be, at best, subject matter of an election dispute, but such complaint cannot be a ground to postpone the elections particularly when the voters list is published and the election process is already initiated. Learned counsel would also contend that the power is so exercised by the Government for political purpose and there is no justification whatsoever for postponing elections selectively within the district.
8. Learned Special Government Pleader on the other hand contends that Government had received specific complaints by way of representations/appeals bringing to it's notice that eligible voters are illegally excluded from the voters list and as such there are agitated and are likely to create disturbance to the law and order whereby peaceful conduct of elections may be obstructed by them. He, therefore, states that in order to ensure free and fair polls and to protect law and order situation, Government had exercised the power to postpone elections and the learned single Judge, being satisfied with the reasons in support of the said action of the Government, has dismissed the writ petitions and as such, there is no reason for interference in these appeals. Learned Special Government Pleader would also point out that Rule 22-C(1)(b) of the Rules provides that "The postponement shall be done only by issue of an order which shall specify the grounds of postponement. After such postponement the election process shall be recommenced when the conditions become conductive for re-commencing of election, by issue of an order by the Authority that has postponed the elections.
The process will re-commence from the stage at which it was obstructed or interrupted." and based on that, submits that it would be appropriate that the matter is left for the Authority to reassess the situation and take appropriate decision as provided under the Rule aforesaid. He raised a technical objection that the orders of the Government impugned in the writ petitions are in the nature of interlocutory orders pending further orders on the representations/appeals filed by the complainants and as such it would not be appropriate for this Court to interdict with the said orders under Article 226 of the Constitution of India. Learned Special Government Pleader has placed a tabular statement before this Court showing the material said to have been considered by the Government before passing the orders of postponement. From the said tabular statement, it is pointed out that the basic reasons given in support of the respective impugned orders in each of the writ petitions broadly fell into two categories i.e., (1) Members, whose names are deleted illegally and without notice, are agitated and they are likely to create commotion and law and order situation, and it is apprehended that voters may cause possible obstructions to the conduct of free and fair poll; and (2) Efforts are being made by certain groups to intimidate the voters with regard to ineligibility and illegal membership and it is apprehended that voters may cause possible obstruction to the conduct of free and fair poll. The material considered by the Government while passing orders of postponement in each case, as is given in the tabular statement, is mostly in the nature of application/complaint together with copy of voters list, application/complaint together with rowdy sheet and voters list, application together with complaint as to bogus voters, application/complaint together with receipts in proof of payments, similarly application/complaint for inclusion in the voters list together with payment receipts and regarding irregularities/defects in the voters list.
9. On the basis of the aforesaid material, learned Special Government Pleader contends that there was sufficient material before the Government to come to the conclusion that postponement of elections is warranted in each of the cases, and the impugned orders were passed in the interest of conducting free and fair polls.
10. Learned counsel, who supported the impugned orders of the Government on behalf of the contesting respondents, apart from adopting the said contentions of the learned Special Government Pleader, submitted that several eligible persons had approached the Chief Executive Officer of the Societies to receive share capital, and the Chief Executive Officer, having verified and received applications of all the eligible members as per the Rules, has arbitrarily postponed receiving of share capital and ultimately finalized the voters list without including the names of such eligible members. Such members state that they have complained to the Government about the wrong inclusion, which is the basis for passing of the impugned orders of postponement of elections by the Government. It is, therefore, contended that the orders passed by the Government are based upon relevant material.
11. In the light of the aforesaid contentions, we have examined these batch of appeals, and the nature of the reasons given in each order of the Government as well as the material said to have been considered by the Government, as is found in the tabular statement prepared by the learned Special Government Pleader which was briefly mentioned above, may be noticed as under:
Sl.
No W.A.No W.P.No. Name of the District G.O. Ms. No Material Reasons in G.O. 1 2 3 4 5 6 7
1.
W.A.No. 238/2013 W.P.No. 3109/2013 Prakasam 256 Application filed before the Govt. along with complaints Members whose names are deleted illegally and without notice as well as those who are not given membership and voting right even though eligible are agitated and likely to create commotion and law and order situation and effect peaceful and lawful conduct of elections and it is apprehended that voters may cause possible obstructions to the conduct of free and fair poll.
2. W.A.No. 270/2013 W.P.No. 3380/2013 Prakasam 257 Application filed before the Govt. along with copy of voters list
-do-
3. W.A.No. 271/2013 W.P.No. 2350/2013 Prakasam 137 Application filed before the Govt. along with copies of complaints regarding irregularities in voters list Efforts made by certain groups to intimidate voters, appeal filed regarding ineligibility and illegal membership and it is apprehended that voters may cause possible obstruction to the conduct of free and fair poll.
4. W.A.No. 272/2013 W.P.No. 2335/2013 Prakasam 153 Application filed before the Govt. along with copies of complaints regarding defects in voters list
-do-
5. W.A.No. 273/2013 W.P.No. 3381/2013 Prakasam 258 Application filed before the govt. along with copy of voters list Members whose names are deleted illegally and without notice as well as those who are not given membership and voting right even though eligible are agitated and likely to create commotion and law and order situation and effect peaceful and lawful conduct of elections and it is apprehended that voters may cause possible obstructions to the conduct of free and fair poll.
6. W.A.No. 275/2013 W.P.No. 2264/2013 Chittoor 138 Application filed before the Govt. along with copy of letter of EO complaining non-handing over of the list of CEO, complaint regarding bogus voters, and affidavits Efforts made by certain groups to intimidate voters, appeal filed regarding ineligibility and illegal membership and it is apprehended that voters may cause possible obstruction to the conduct of free and fair poll.
7. W.A.No. 276/2013 W.P.No. 2226/2013 Prakasam 135 Application filed before the Govt. along with, complaint regarding non-receipt of differential share capital and receipts in proof of payment.
-do-
8. W.A.No. 316/2013 W.P.No. 3240/2013 West Godavari 298 Application filed before the Govt. along with copies of receipts and voters list Members whose names are deleted illegally and without notice as well as those who are not given membership and voting right even though eligible are agitated and likely to create commotion and law and order situation and effect peaceful and lawful conduct of elections and it is apprehended that voters may cause possible obstructions to the conduct of free and fair poll.
9. W.A.No. 327/2013 W.P.No. 2571/2013 East Godavari 188 Application filed before the Govt. along with copies of adverse news reports
-do-
10W.A.No. 329/2013 W.P.No. 2949/2013 Chittoor 281 Application filed before the Govt. along with copies of complaints
-do-
11W.A.No. 331/2013 W.P.No. 2295/2013 Krishna 175 Application filed before the Govt. along with copies of adverse news reports
-do-
12W.A.No. 333/2013 W.P.No. 2683/2013 East Godavari 285 Application filed before the Govt.
-do-
13W.A.No. 339/2013 W.P.No. 2358/2013 Chittoor 154 Application filed before the Govt. along with several complaints made to CEO with regard to New admission and copies of receipts for Rs.330 all dt. 21.12.12 (about 100 nos.)
-do-
14W.A.No. 342/2013 W.P.No. 2506/2013 Kadapa 192 Application filed before the Govt. along with several complaints made to the EO regarding voters list Efforts made by certain groups to intimidate voters, there is every possibility of breaking down of law and order effecting peaceful and lawful conduct of elections and also reasonable apprehension that voters will not be allowed to vote freely and frankly.
15W.A.No. 284/2013 W.P.No. 2941/2013 Guntur 289 Application filed before the Govt. along with copy of voters list Members whose names are deleted illegally and without notice as well as those who are not given membership and voting right even though eligible are agitated and likely to create commotion and law and order situation and effect peaceful and lawful conduct of elections and it is apprehended that voters may cause possible obstructions to the conduct of free and fair poll.
16W.A.No. 414/2013 W.P.No. 2849/2013 Chittoor 254 Application filed before the Govt.
-do-
17WA(SR) No.26799/2013 W.P.No. 2355/2013 Prakasam 151 Application filed before the Govt.
-do-
12. A sample order of the Government impugned in W.P.No.3109 of 2013 and the corresponding W.A.No.238 of 2013, is also extracted above. It may be noticed from the said extract that Reference No.2 thereof refers to a representation said to have been filed by one person dated 28-01-2013 before the Minister for Co-operation and on the same day G.O.Rt.No.256 was issued postponing the elections. Paragraph-2 of the G.O. refers to several representations having been received from various quarters. However, there is no reference in the order to such "several representations, various quarters". Further paragraph-3 of the G.O refers to irregularity in the voters list on account of deletion of voters' names and that is stated to be the reason for apprehension that such excluded voters may create commotion and law and order problem.
In our view, as it appears from the G.O., at the instance of the complaint made by one person, instantly, the order of postponement of the elections is passed without even calling for reports regarding the correctness or otherwise of such complaint. There is also no material apparent from the G.O. as to what are the several representations the Government had received from various quarters. Further, disputes as to exclusion of any eligible voter or inclusion of any ineligible voter in the voters list are matters, which have to be adjudicated before appropriate Election Tribunal, as it amounts to a dispute relating to election. The G.O. itself records in paragraph-2 that the election process is in progress and it is not in dispute that the voters list duly finalized was published. Merely a complaint of exclusion of eligible voters or inclusion of ineligible voters in the voters list cannot be a ground to postpone the elections as even if any justification is found for such complaint, no relief can be granted to such complainants unless there is adjudication of the dispute by the appropriate Election Tribunal. It is also well settled that the election process which has commenced must be allowed to be completed without interdicting the same, however the Government, while exercising the power under Rule 22-C(1)(iii), apparently interfered with the election process without any justification. It is also noteworthy that the power under Rule 22-C(1) refers to three contingencies, viz., (i) Break down of law and order affecting peaceful and lawful conduct of elections; (ii) Any natural calamity that prevents the conduct of elections particularly participation of voters; and (iii) Where there is reasonable apprehension that voters will not be allowed to vote frankly and freely. In all these matters Government exercised the power under contingency No.(iii) aforesaid that the voters will not be allowed to vote frankly and freely.
We, therefore, fail to see any material to accept the ground in the impugned orders that "Voters may cause possible obstruction to the conduct of free and fair poll". Further under Rule 22-C(1)(b), it is provided that the postponement shall be done only by issue of an order which shall specify the grounds of postponement. It is, therefore, mandatory that when the Government exercises such power to postpone elections, it must not only give reasons in support thereof, but such reasons must also stand to the test of scrutiny before a Court of law. On the face of it, as we have recorded in the earlier paragraph, reasons given in the impugned order of the Government show total non-application of mind and are based on irrelevant considerations without there being any material or basis.
For instance, the impugned order, which is subject matter of W.P.No.2355 of 2013 and the corresponding W.A(SR).No.26799 of 2013, does not even refer to any appeal or representation, but a reference is made to the endorsement of the Minister for Co-operation dated 23-01-2013 and on the same day the G.O. is issued. Similarly in W.P.No.2506 of 2013, which corresponds to W.A.No.342 of 2013, the impugned order of the Government was passed at the instance of the representation of one Sri T. Krishna Reddy, who is said to be a voter in constituency No.7. Whereas out of 13 constituencies, in 10 constituencies i.e., constituency Nos.3 to 12, only one candidate in each constituency remained after scrutiny of nominations and as such all the ten constituencies are to be declared as elected unanimously. Therefore, there is no substance in the complaint of one of the voters from constituency No.7. Thus the remaining elections are to be held only for constituency Nos.1, 2 and 13. However, without considering these aspects, straight away election is postponed.
13. The representation/appeal, which is the basis for the Government to exercise the power of postponement of elections, is based upon the grievance that there is illegal exclusion of eligible voters/illegal inclusion of ineligible voters in the voters list and also on the apprehension that such voters may cause obstruction to the conduct of free and fair polls. Section 61 of the Act provides for resolution of all disputes touching the constitution, management or the business of a society, other than a dispute regarding disciplinary action taken by the society or its committee. An 'election dispute' is also covered under sub-sections (3) and (4) thereof which may be noticed as extracted hereunder:
"61. Disputes which may be referred to the Registrar:-
(1) Notwithstanding anything in any law for the time being in force, if any dispute touching the constitution, management or the business of a society, other than a dispute regarding disciplinary action taken by the society or its committee against a paid employee of the society, arises-
(a) among members, past members and persons claiming through members, past members and deceased members; or
(b) between a member, past member or person claiming through a member, past member or deceased member and the society, its committee or any officer, agent or employee of the society; or
(c) between the society and any other society, such dispute shall be referred to the Registrar for decision. (2) ....................
(3) Every dispute relating to, or in connection with, any election to a committee of a society shall be referred for decision to the Tribunal having jurisdiction over the place where the main office of the society is situated, whose decision thereon shall be final.
(4) Every dispute relating to, or in connection with any election shall be referred under sub-section (3) only after the date of declaration of the result of such election."
14. On the face of it, if a grievance arising out of voters list is either with regard to illegal exclusion or inclusion of a voter therein, Section 61(3) of the Act provides for remedy for all such disputes before appropriate Election Tribunal and as per the mandate of sub-section (4) thereof extracted above, such dispute will be entertained only after declaration of result of the election. In other words interdiction of the election process on account of any such dispute is not permissible in view of the object, purpose and scheme under Section 61 of the Act and particularly sub-section (4) thereof. Thus by exercising power under Rule 22-C of the Rules, the mandate of Section 61(4) of the Act cannot be defeated.
15. In M.A.R.V.S. SAI BABU v. COMMR. AND REGISTRAR OF CO.OP SOCIETIES 1, a Division Bench of this Court considered the validity of Rule 22-AAA of the Rules as it then existed. Under the said Rule, the power was reserved with the Government or the Election Authority, for reasons to be recorded in writing, to postpone or alter the date or dates of election to the societies fixed or commenced under Rule 22 or 22-B at any stage thereof. While considering the power exercised under the said Rule, this Court held as under:
"9. It is needless to mention that every rule framed should be subsidiary to the provisions of the Act and the provisions of the Act always prevail over the Rules and the Rules can sustain only if they operate for carrying out the purposes of the Act. There is nothing arbitrary in conferring the power either to the government or the District Collector to exercise the power to postpone the elections. We are of the considered view that conferment of such power is not arbitrary. As rightly pointed out by the learned Advocate General that reasons are to be given and when the reasons are not relevant for postponing the elections, this Court in exercise of its judicial power can always annul the same. Like the statute, the rules cannot also apprehend all such situations warranting the postponing of elections and each case has to be judged on its own material as to whether there is a reasonable and rationale basis conforming to the intendment and object of the co-operative movement and the concerned statutory provisions; essence being the free and fair elections. If the action postponing the elections is unsustainable, we quash the said action and bring order into the process.
10. The matter relating to irregularities in the electoral list-either wrong admission of members or wrong deletions of the valid members from the electoral roll-is not a matter which falls for action under rule 22-AAA of the Rules in view of the discussion mentioned supra as this is one squarely covered either by Section 32(7)(a) of the Act before the commencement of the election process or Section 61(3) of the Act sub-sections (3) and (4) of Section 61 of the Act after the election process starts. In the instant cases, there is no dispute that the process of election has commenced and as such, the action in postponing the elections on the ground of irregularities in the voters' list is invalid as being contrary to the provisions contained under sub-sections (3) and (4) of Section 61 of the Act."
16. We may also notice the ratio of the judgment of the Hon'ble Supreme Court in BHIKHUBHAVI VITHLABHAI PATEL v. STATE OF GUJARAT 2, wherein the Supreme Court examined the limits of exercising discretionary power by the Government and held as under:
"32. We are of the view that the construction placed on the expression "reason to believe" will equally be applicable to the expression "is of opinion"
employed in the proviso to Section 17(1)(a)(ii) of the Act. The expression "is of opinion", that substantial modifications in the draft development plan and regulations, "are necessary", in our considered opinion, does not confer any unlimited discretion on the Government.
The discretion, if any, conferred upon the State Government to make substantial modifications in the draft development plan is not unfettered. There is nothing like absolute or unfettered discretion and at any rate in the case of statutory powers.
The basic principles in this regard are clearly expressed and explained by Prof. Sir William Wade in Administrative Law (9th Edn.) in the chapter entitled "Abuse of discretion" and under the general heading "the principle of reasonableness" which read as under:
"The common theme of all the authorities so far mentioned is that the notion of absolute or unfettered discretion is rejected. Statutory power conferred for public purposes is conferred as it were upon trust, not absolutely - that is to say, it can validly be used only in the right and proper way which Parliament when conferring it is presumed to have intended. Although the Crown's lawyers have argued in numerous cases that unrestricted permissive language confers unfettered discretion, the truth is that, in a system based on the rule of law, unfettered governmental discretion is a contradiction in terms. The real question is whether the discretion is wide or narrow, and where the legal line is to be drawn. For this purpose everything depends upon the true intent and meaning of the empowering Act.
The powers of public authorities are therefore essentially different from those of private persons. A man making his will may, subject to any rights of his dependants, dispose of his property just as he may wish. He may act out of malice or a spirit of revenge, but in law this does not affect his exercise of his power. In the same way a private person has an absolute power to allow whom he likes to use his land, to release a debtor, or, where the law permits, to evict a tenant, regardless of his motives. This is unfettered discretion. But a public authority may do none of these things unless it acts reasonably and in good faith and upon lawful and relevant grounds of public interest. The whole conception of unfettered discretion is inappropriate to a public authority, which possesses powers solely in order that it may use them for the public good.
There is nothing paradoxical in the imposition of such legal limits. It would indeed paradoxical if they were not imposed."
33. The Court is entitled to examine whether there has been any material available with the State Government and the reasons recorded, if any, in the formation of opinion and whether they have any rational connection with or relevant bearing on the formation of the opinion. The Court is entitled particularly, in the event, when the formation of the opinion is challenged to determine whether the formation of opinion is arbitrary, capricious or whimsical. It is always open to the Court to examine the question whether reasons for formation of opinion have rational connection or relevant bearing to the formation of such opinion and are not extraneous to the purposes of the statute."
17. The exercise of the power under the impugned orders is, therefore, clearly available under the jurisdiction of judicial review by this Court and as such the contentions of the learned Special Government Pleader that the omissions in the G.O. are not fatal and that the order of the Government is merely interlocutory in nature and is in the nature of an administrative order etc. are all liable to be rejected. In the very same decision of the Supreme Court referring to earlier decision in MOHINDER SINGH GILL v. CHIEF ELECTION COMMR.3, it was held in para-35 that:
"It is very well settled that public orders publicly made, in exercise of a statutory authority cannot be construed in the light of explanations subsequently given by the decision-making authority. Public orders made by authorities are meant to have public effect and must be construed objectively with reference to the language used in the order itself."
18. It is, therefore, not right on the part of learned Special Government Pleader to contend that even if there are omissions in the order of the Government, counter affidavit gives reasons in support of the action.
19. The further contention of the learned Special Government Pleader that the order impugned passed by the Government is in the nature of an administrative order and consequently reliance placed by him on the decisions reported in M.A. RASHID v. STATE OF KERALA 4 and STATE OF ORISSA v. GOPINATH DASH 5, is equally unsustainable as after the decision of the Supreme Court in MANEKA GANDHI v. UNION OF INDIA 6, the necessity of giving reasons even in support of administrative orders is well settled. Furthermore the power under Rule 22-C(1) is not merely an administrative power and as the order itself states that the appeals filed by the complainants have been entertained and the order of postponement is made, the power is a quasi judicial one and not mere administrative exercise.
20. In M.A. Rashid's case (4 supra), the Supreme Court held as under:
"7. Where powers are conferred on public authorities to exercise the same when "they are satisfied" or when "it appears to them", or when "in their opinion" a certain state of affairs exists; or when powers enable public authorities to take "such action as they think fit" in relation to a subject matter, the Courts will not readily defer to the conclusiveness of an executive authority's opinion as to the existence of a matter of law or fact upon which the validity of the exercise of the power is predicated.
9. Administrative decisions in exercise of powers even if conferred in subjective terms are to be made in good faith on relevant consideration. The courts inquire whether a reasonable man could have come to the decision in question without misdirecting himself on the law or the facts in a material respect. The standard of reasonableness to which the administrative body is required to conform may range from the courts' own opinion of what is reasonable to the criterion of what a reasonable body might have decided. The courts will find out whether conditions precedent to the formation of the opinion have a factual basis."
21. When representations are made to the Government with regard to the law and order problem or any commotion may take place in the event of conducting the elections as scheduled, the Government is required to enquire into the same and obtain information either from the District Level Law Enforcing Agency or from the local police about the correctness or otherwise of the said allegation, either before staying the election or subsequent to vacating the stay. Apart from that, none of the election officers reported that there is law and order problem in case elections are conducted. No such exercise was done or steps were taken to find out truth or otherwise of the allegations. We are, therefore, of the view that the orders of the Government impugned are wholly unsustainable and liable to be set aside.
22. The learned single Judge, under the orders impugned, has not considered these aspects and as we do not see existence of any material, as discussed in detail above, we are of the view that the impugned orders under appeal are wholly unsustainable. Therefore, the orders of the learned single Judge are set aside, and the impugned G.Os in each of the writ petitions shall stand quashed. Consequently, the election process shall be allowed to continue and start from the stage where it had stopped.
23. All the writ appeals are, accordingly, allowed. As a sequel, Miscellaneous Petitions pending, if any, in these appeals shall stand closed. No order as to costs.
_________________ N.V. RAMANA, ACJ ________________________ VILAS V. AFZULPURKAR, J Date: 26-04-2013