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 33, Cited by 3]

Punjab-Haryana High Court

Kuldeep Bishnoi vs Speaker Haryana Vidhan Sabha & Others on 9 October, 2014

Author: K. Kannan

Bench: K. Kannan

             CWP No.2900 of 2013                                           -1-

                IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
                                       CHANDIGARH

                                                        CWP No.2900 of 2013
                                                        Date of Decision.09.10.2014

             Kuldeep Bishnoi s/o Late Ch. Bhajan Lal                       ......Petitioner

                                                     Versus

             Speaker, Haryana Vidhan Sabha, Chandigarh and others
                                                                ......Respondents
             Present:           Mr. S.P. Jain, Senior Advocate with
                                Mr. Dheeraj Jain, Advocate
                                for the petitioner.

                                Mr. Sanjeev Sharma, Senior Advocate with
                                Mr. Shekhar Verma, Advocate and
                                Ms. Bhavna Joshi, Advocate
                                for respondent Nos.1 and 8.

                                Mr. M.L. Sarin, Senior Advocate with
                                Ms. Ankita Sambyal, Advocate and
                                Mr. Nitin Sarin, Advocate
                                for respondent No.4.

                                Mr. R.S. Cheema, Senior Advocate with
                                Mr. Pawan Girdhar, Advocate
                                for respondent No.2.

                                Mr. Rajiv Atma Ram, Senior Advocate with
                                Mr. Abhishek Arora, Advocate
                                for respondent No.3.

                                Mr. Harbhagwan Singh, Senior Advocate and
                                Mr. Arun Walia, Senior Advocate with
                                Mr. Dinesh Sharma, Advocate
                                for respondent Nos.5 and 7.

                                Mr. Tarun Veer Vashist, Advocate
                                for respondent No.6.

                                Mr. Namit Kumar, Advocate
                                for respondent No.9.

             CORAM:HON'BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see the judgment ? Yes

2. To be referred to the Reporters or not ? Yes PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -2-

3. Whether the judgment should be reported in the Digest? Yes

-.-

K. KANNAN J.

I. The subject of challenge

1. The writ petition calls to question the correctness of the decision of the Speaker of the Haryana Vidhan Sabha rendered on 13.01.2013 rejecting an application moved by the petitioner Kuldeep Bishnoi under Paragraph 6 of Tenth Schedule to the Constitution on the issue of disqualification of 5 of the members of the Haryana Janhit Congress (BL) (for brief "HJC (BL)). This came on a petition filed by the petitioner following an order issued by the Speaker on 09.11.2009 signed by 4 MLAs of HJC (BL) namely Satpal Sangwan, Vinod Bhayana, Narendra Singh and Zile Ram Chochra respectively respondent Nos.3 to 6. The communication signed by them was to the effect that a decision had been taken to merge the HJC (BL) with Indian National Congress (for brief "INC") party in terms of the provisions of Paragraph 4 of the Tenth Schedule of the Constitution. The letter requested the acceptance of the merger of HJC (BL) with INC and to recognize the applicant- legislators as members of the INC in the Haryana Vidhan Sabha. The minutes of the meeting of the HJC (BL) on 09.11.2009 accompanying the letter was to the effect that at a meeting of the Legislators of the HJC (BL) elected to the 12th Haryana Legislative Assembly held on 09.11.2009 to consider and decide to merge the original HJC (BL) with the INC, the requisite legislature party members have agreed to merge HJC (BL) with INC. The Speaker in his order dated 09.11.2009 stated cryptically that he had perused the relevant provisions of Constitution of India and he was of the considered opinion that the application deserved PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -3- acceptance in terms of the provisions of the Constitution. He also recorded the identity of the applicants as well as decision as being borne out of 'their free will'. Leader of the Congress Legislature Party Sh. Bhupinder Singh Hooda and President, HPCC, Sh. Phool Chand Mullana were reported to have communicated to him in writing accepting the merger. Alongside the order passed by the Speaker was also a letter of communication by the 7th respondent informing the Speaker that he was unavailable at Chandigarh and therefore, he moved a separate application informing that he had also accorded with the decision of the merger.

2. Five separate petitions were filed under Section 191 read with Tenth Schedule of the Constitution and the rules framed against respondent Nos.3 to 7 praying for the disqualification of abovesaid respondents as members of Haryana Legislative Assembly. Nine other petitions were also filed by non-Congress members seeking for similar disqualification against respondent Nos.3 to 7. The petitions which had been numbered as petitions No.1 to 14 were clubbed together and the impugned order was passed on 13.01.2013.

II. A quick run-up to circumstances leading to the impugned order

3. The petitioner's applications before the Speaker under Paragraph 6 had been filed on 09.12.2009 and it would be worthwhile to recapitulate the facts in brief that led up to the passing of the impugned order. The impugned order itself came through a judicial intervention from the Supreme Court after going through the initial judicial process through directions of a Single Bench as modified by the Division Bench of PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -4- this court. The Supreme Court set a definite date for disposal that would explain the previous litigative journey for this case.

4. In the first round of litigation, which the petitioner had initiated by filing CWP No.14194 of 2010, the petitioner made out a case that the Speaker was not likely to take any decision and the Speaker who had been described by name and impleaded as 2nd respondent had literally decided the whole issue finally ex parte without hearing the petitioner. Since he had already expressed the mind, the petitioner would contend that he would expect no justice from the Speaker and the subsequent conduct of the Speaker in dealing with disqualification petitions without any sense of urgency left no room to wait for any fair decision by the Speaker. A learned Single Bench of this Court passed the judgment holding that an order passed under Paragraph 4 could necessarily be subject to an adjudication under Paragraph 6 when an application had been filed and the challenge brought for the initial order passed on 09.11.2009 ought to await the decision on the application filed under Paragraph 6 of the Tenth Schedule of the Constitution. The Court also held that there was no absolute immunity given to the Speaker in the manner of how he would deal with the case particularly with reference to an act of indecision by the Speaker within a reasonable time. The Court issued directions for disposal of the disqualification petition within a period of 4 months from the date of receipt of copy of the order. In the appeals filed against the order in LPA No.366 of 2011, the Division Bench modified the directions and passed a judgment on 20.12.2011 holding that the respondents would not be deemed to be members of the INC party nor that of HJC (BL) till PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -5- a final adjudication on the disqualification petitions. The Division Bench directed that they would remain as unattached members of the assembly for the purpose of attending the sessions and for no other purpose. It also observed that they shall not hold any office till the decision of the disqualification petitions and that the Speaker shall allot them separate seats in the house. The Speaker had appeared in Court and had given an undertaking that he will decide the case before 30.04.2012 and the Court recorded the undertaking. This decision rendered on 20.12.2011 was again the subject of special leave petition before the Supreme Court. The special leave petition had been at the instance of the Speaker and the respondents, who had been treated as unattached members. The decision of the Supreme Court that is reported under the caption Speaker, Haryana Vidhan Sabha Vs. Kuldeep Bishnoi and others AIR 2013 SC 120 set aside the directions of the Division Bench as regards the direction that respondents No.3 to 7 shall be treated as unattached members. The Supreme Court observed that the High Court could not have assumed jurisdiction under its powers of review before a decision was taken by the Speaker under Paragraph 6 of the Tenth Schedule of the Constitution. The Supreme Court observed that its order amounted to a restraint against the Speaker from taking a decision under Paragraph 6 of the Tenth Schedule and hence was beyond the jurisdiction of the High Court. It held that it was only after the Speaker took his decision, the High Court would assume jurisdiction and the order disqualifying the MLAs which was in the domain of the Speaker was not legally tenable. The 5 MLAs stood, therefore, restored to their full functions as members of the Haryana Vidhan Sabha without any PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -6- restrictions. While allowing the appeal, the Supreme Court, however directed the Speaker to dispose of the pending applications for disqualification within a period of three months from the communication of the order. The order has come to be passed under such circumstances.

III. Effect of non-recognition of merger by Chief Election Commissioner

5. Even at the outset, I may point out that the Chief Election Commissioner, the 9th respondent, has itself not recognized the merger of the HJC (BL) with INC. It is brought out in their reply that HJC (BL) continues to be a recognized State Party in Haryana. As per the Commission's records, there has been no merger. The Commission's notification dated 18.01.2013 still retains HJC (BL) as among the list of political parties and election symbols. The 9th respondent has also brought to fact that one Sh. Nishant Ahlawat had given a letter on 25.02.2013 seeking for de-recognition of HJC (BL) but the request was rejected. The Commission has explained that registration and recognition of political parties are done under Section 29A of the Representation of People Act, 1951 and under the Election Symbols (Reservation and Allotment) Order, 1968, while the decision of the Speaker is under Sch X of the Constitution. I notice that their respective functions are mutually exclusive and decision of one need not influence the decision of another. I wholly accept the argument of Sh. Sanjeev Sharma, the counsel for the 1st respondent in this regard. The exercise that I have undertaken now is wholly independent of and without reference to the CEC's decision.

PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -7- IV. The points formulated for consideration by the High Court

6. There have been elaborate arguments made by counsel appearing on behalf of each of the parties. The Speaker, who passed the order, has also been described by name and arrayed as 2nd respondent apart from being sued in the official capacity and arrayed as 1st respondent as such Speaker. The Speaker has literally joined the fray and had also been represented through counsel to defend his own order particularly in view of the fact that mala fides had been attributed against him. The different arguments represented through different counsel were on issues of (i) the extent of judicial review that is permissible for the decision rendered by the Speaker and the limit of immunity to Speaker's decision; (ii) the facts at issue namely of whether HJC (BL) had merged with INC and the effect of the deeming provisions in para 4(2) of the Tenth Schedule that made an inference possible when members of house of not less than 2/3rd of the legislative party had agreed to such merger, viz., that merger of the original political party had taken place, (iii) the burden of proof that how the merger of the original political party was to be established and (iv) the existence or otherwise of the mala fides of the Speaker. These entire propositions stem from judicial precedents already available on the subject and discourses undertaken in this case chart no new path but attempt only to fit the case into the law already laid down.

(i) The extent of judicial review and the limit of immunity to Speaker's decision

7. The extent of judicial review literally sets down the boundaries within which this decision could traverse. In Jagjit Singh Vs. PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -8- State of Haryana and others (2006) 11 SCC 1, the Supreme Court was examining the decision of Speaker to disqualify a member for defection and the requirement of compliance of principles of natural justice in such case. The Supreme Court held in the decision that proceedings before the Speaker, which is also a Tribunal albeit of a different nature, ought to conduct them in a fair manner and by complying with the principles of natural justice. Sh. M.L. Sarin, Senior Advocate read out and I reproduce the Speaker's pre-eminent position as outlined in the following words:-

"Before parting, another aspect urged before us deserves to be considered. However, at the outset, we do wish to state that the Speaker enjoys a very high status and position of great respect and esteem in the Parliamentary Traditions. He, being the very embodiment of propriety and impartiality, has been assigned the function to decide whether a member has incurred disqualification or not. In Kihoto Hollohan's judgment various great Parliamentarians have been noticed pointing out the confidence in the impartiality of the Speaker and he being above all parties or political considerations. The High office of the Speaker has been considered as one of the grounds for upholding the constitutional validity of the Tenth Schedule in Kihoto Hollohan's case. "

8. In Kihoto Hollohan Vs. Zachillhu 1992 Supp (2) SCC 651, the majority view was that even a finality clause provided under Tenth Schedule of the Constitution to the decision of the Speaker did not exclude judicial review but it shall be limited to question of jurisdictional errors based on unconstitutionality, mala fides, ultra vires, violation of principles of natural justice and perversity. The Supreme Court ruled, per majority:-

"In spite of finality clause, it is open to the Court to examine whether the action of the authority under challenge is ultra vires the powers conferred on the said party. Such an action can be ultra vires for the reason that PANKAJ KUMAR 2014.10.09 14:18 it is in contravention of a mandatory provision of the law I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -9- conferring on the authority the power to take such an action. It would also be ultra vires the powers conferred on the authority if it is vitiated by mala fides or is colourable exercise of power based on extraneous and irrelevant consideration."

While exercising the certiorari jurisdiction, the Supreme Court further observed that, "Courts have applied the test of whether the impugned action falls within the jurisdiction of the authority taking the action or it falls outside such jurisdiction. An ouster clause confines judicial review in respect of actions falling outside the jurisdiction of the authority taking such action but precludes challenge to such action on the ground of an error committed in the exercise of jurisdiction vested in the authority because such an action cannot be said to be an action without jurisdiction. An ouster clause attaches finality to determination, therefore, does oust the certiorari to some extent and it will be effective in ousting the powers of the Court to review the decision of an inferior Tribunal by certiorari if the inferior Tribunal has not acted without jurisdiction and has merely made error of law which does not affect its jurisdiction and if this decision is not a nullity for some reason such as breach of rule of natural justice."

This judgment is also home to a proposition that likens office of Speaker that adjudicates under Paragraph 6 to a Tribunal. The Supreme Court ruled by a majority:-

"All tribunals are not courts, though all Courts are Tribunals". The word "Courts" is used to designate those Tribunals which are set up in an organized State for the Administration of Justice. By Administration of justice is meant the exercise of judicial power of the State to maintain and uphold rights and to punish "wrongs".

Whenever there is an infringement of a right or an injury, the Courts are there to restore the vinculum juris, which is disturbed. Where there is a lis-an affirmation by one party and denial by another-and the dispute necessarily involves a decision on the rights and obligations of the parties to it and the authority is called upon to decide it, there is an exercise of judicial power. That authority is called a Tribunal, if it does not have all the trappings of a Court." Detailing with the contours of judicial activity that can engage in PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -10- appraising the Speaker's reasonings comprised in the order, the Supreme Court did notice some element of subjectivity that is invariably involved:

"Though there are certain side-effects and fall-out which might affect and hurt even honest dissenters and conscientious objectors, these are the usual plus and minus of all areas of experimental legislation. In these areas the distinction between what is constitutionally permissible and what is outside it is marked by a `hazy gray-line' and it is the Court's duty to identify, "darken and deepen" the demarcating line of constitutionality, an element of Judges' own perceptions of the constitutional ideals inevitably participate. There is no single litmus test of constitutionality. Any suggested sure decisive test, might after all furnish a "transitory delusion of certitude" where the "complexities of the strands in the web of constitutionality which the Judge must alone disentangle"

do not lend themselves to easy and sure formulations one way or the other. It is here that it becomes difficult to refute the inevitable legislative element in all constitutional adjudications."

9. The learned Senior Counsel Sh. Rajiv Atma Ram relied on Rajendra Singh Rana and others Vs. Swami Prasad Maurya and others (2007) 4 SCC 270 that makes reference to Art 191(2) and the extent of immunity that the Speaker's decisions enjoy. Article 191(2) states as "a person shall be disqualified for being a member of the Legislative Assembly or Legislative Council of a State if he is so disqualified under the Tenth Schedule." The decision, which a Speaker takes, para 8(3) states, shall be without prejudice to the provisions of Article 105 or, as the case may be, Article 194 or to any other power which he may have under the Constitution. Article 105 refers to the power, privileges etc. of the Houses of Parliament and of the members and committees thereof which is not immediately relevant to us. To our purpose Article 194 is significant and the same is reproduced as under:- PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -11-

"194. Powers, privileges, etc, of the House of Legislatures and of the members and committees thereof- (1) Subject to the provisions of this Constitution and to the rules and standing orders regulating the procedure of the Legislature, there shall be freedom of speech in the Legislature of every State.
(2) No member of the Legislature of a State shall be liable to any proceedings in any court in respect of anything said or any vote given by him in the Legislature or any committee thereof, and no person shall be so liable in respect of the publication by or under the authority of a House of such a Legislature of any report, paper, votes or proceedings.
(3) In other respects, the powers, privileges and immunities of a House of the Legislature of a State, and of the members and the committees of a House of such Legislature, shall be such as may from time to time be defined by the Legislature by law, and, until so defined, shall be those of that House and of its members and committees immediately before the coming into force of Section 26 of the Constitution forty fourth Amendment Act, 1978.
xxxx xxxx xxxx xxxx
10. If these provisions are cited to suggest that the actions of the Speaker cannot be put to challenge and they enjoyed an absolute immunity, it is clearly wrong in the proposition which we have already extracted that the Speaker acting under Tenth Schedule acts as a Tribunal. The reference to Article 194 in Paragraph 8 enjoins that the power of the Speaker shall be directed to frame appropriate rules for giving effect to the provisions. Clause (3) deals with the powers of the Speaker to direct that any willful contravention by any person of the rules could be dealt with in the manner provided for breach of privilege of the House. This has nothing to do with the nature of function which a Speaker will exercise while adjudging the disqualification under Paragraph 4 of the Tenth Schedule. It is, on the other hand, the manner of punishment that could be handed down for any willful contravention PANKAJ KUMAR by any person. The privileges which the Speaker would enjoy under 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -12- Article 194 cannot be seen in the context of a judicial review that is permissible for his position. The point in the first instance is whether the Speaker had adequate material for immediately accepting the case of merger.
(ii) Factual consideration of the contentious issue of merger in the light of interpretation of Para 4(2) of Sch X of the Constitution
11. The task must, therefore, be to stave clear off the tangled web of the circumstances that gave place to 5 of the members switching loyalty to the single largest party in the assembly under a claim that the party to which they belonged had merged with the largest party. In this must contain the interpretations of Paragraph 4 to examine whether the action resulted in disqualification or it was saved by a legitimate merger of the party. Since the claim to merger was brought through a challenge by a person claiming to be the President of the said party, it would require to be seen whether the Speaker's original decision fell outside the constitutional mandate of what was required to be examined and whether there had been any failure in such an adjudicatory process to whatever modicum of judicial application of mind was required in such a process. Since mala fides are attributed as vitiating the ultimate order, even apart from examining whether there had been a breach of the constitutional mandate, the appraisal shall be whether the Speaker was himself spirited by mala fides in taking the decision which is impugned in this writ petition. The mala fides is not of the first decision rendered on 09.11.2009 but in the decision of the Speaker exercising the power of jurisdiction on a challenge under Paragraph 6 of the Tenth Schedule of the Constitution. In the writ petition in CWP No.14196 of 2010, the PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -13- petitioner came to the Court impleading also the earlier Speaker who took a decision on 09.11.2009 namely Sh. Harmohinder Singh Chatha but during the course of proceedings, the counsel was reported to have made a statement that he was giving up his plea on mala fides. The ultimate decision after the adjudicatory process was rendered by Sh.

Kuldeep Sharma, who is arrayed as the 2nd respondent, against whom there is a fresh ground of mala fides attributed.

(a) Results in the assembly elections, 2009

12. First to the factual details of the circumstances when the decision of merger was communicated by the respondents No.3 to 6 initially and the 7th respondent, a while later: The State of Haryana went to a public poll for election of Members of Legislative Assembly to 90 seats. The petitioner's party HJC (BL) was reported to have contested from 88 constituencies out of total 90. The final tally in the assembly was:

INC 40 INLD 31 HJC (BL) 6 BJP 4 BSP 1 SAD 1 Independents 7 Total 90

(b) The initial parleys, as admitted by the petitioner
13. It can be noticed that the party with the largest tally was still five short of the majority that was required in the house. They needed desperately persons to support them and admittedly there had been some consultations which INC had with HJC (BL). In page 187 of PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -14- the file that contains the extract of evidence given by the petitioner in the enquiry before the Speaker, the question posed to the petitioner was whether he was negotiating with the Congress Party for a merger to which he had answered:
"Yes, I was negotiating with the Congress Party but there was no negotiation on decision of merger with any party for that matter at any point of time."

Further the question at page 188 was:

"Did you meet the Chief Minister Haryana separately before the vote of confidence in 2009?"

The answer to the question was "Yes, I met the Chief Minister".....

"What was transpired between you and the Chief Minister in one to one meeting before the vote of confidence meeting? (sic).
"It was one to one meeting between me and Sh. Bhupinder Singh Hooda, Chief Minister and I am not constrained and not ready to tell you what transpired between us." (sic) Further in the cross-examination, he had also stated that "The HJC (BL) had authorized me to talk to the Chief Minister prior to the vote of confidence motion in the assembly and they had given me authority to discuss all the issues with him and having been armed with such a resolution, I had gone to the Chief Minister to have a one to one meeting to discuss all issues."

This would surely show that there had been some consultations but at every time in the cross-examination the petitioner had denied that there was any talk of merger. The actual dates of meetings with the Chief Minister had not been elicited but the answers were only to the extent that he had his meeting with the Chief Minister prior to the vote of confidence.

(c) The letter allegedly signifying merger and the minutes preceding it

14. The first major political activity of reckoning with the PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -15- assembly precincts was on 28.10.2009 when the first session of the Vidhan Sabha was held. All six MLAs of HJC (BL) including the petitioner participated in the session and also took them as MLAs of HJC (BL). Seats had been separately allotted to them. The next most significant activity was on 09.11.2009 when the letter of respondent Nos.3 to 6 had been delivered to the Speaker which reads as under:-

"A decision has been taken to merge Haryana Janhit Congress (BL) party with the Indian National Congress Party in terms of the provisions contained in para 4 of the Tenth Schedule of the Constitution of India. The decision in this regard is attached herewith. All the requirements of merger in terms of the above said constitutional provisions have been fulfilled while taking the decision. Thus, you are requested to accept the merger of Haryana Janhit Congress (BL) with Indian National Congress and recognize the applicant legislators as members of the Indian National Congress in the Haryana Vidhan Sabha."

The minutes of the meeting which this letter had accompanied could also require to be extracted, for, it is these resolutions that purport to legitimatize the legislators' action for the shift in loyalties to INC.

"A meeting of the legislators of Haryana Janhit Congress (BL) Party elected to the 12th Haryana Legislative Assembly was held on 09.11.2009 to consider and decide merger of original Haryana Janhit Congress (BL) party with Indian National Congress Party in terms of para 4 of the Tenth Schedule of the Constitution of India. In this meeting, the requisite number of the members of the Haryana Janhit Congress (BL) Legislature Party namely S/Shri Satpal, MLA, Dadri-56, Vinod Bhayana, MLA, Hansi-50, Narender Singh, MLA, Narnaul-70 and Zile Ram Chochra, MLA, Assandh-23, have agreed to merge Haryana Janhit Congress (BL) Party with Indian National Congress Party. It has also been decided to make an appropriate application to the Hon'ble Speaker, Haryana Vidhan Sabha for recognizing the undersigned members as the Members of Indian National Congress Party in the Haryana Vidhan Sabha."(underlining mine)
(d) Factors that could have gone into reckoning for the Speaker PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -16-

15. The action of the speaker which was put to challenge on 14 applications that had been filed by the petitioner and others came on the same day on 09.11.2009. At that time evidently all that the Speaker had at his command was the letter from the 4 legislators with the resolution of the minutes of the meeting of the legislative party held on 09.11.2009. The Speaker's satisfaction was, therefore, pinned wholly to what this order contained. The order would require to be, therefore, reproduced of what went into reckoning:-

"....I have considered the application along with the accompanying decision/resolution merging the Haryana Janhit Congress (BL) party with Indian National Congress Party. I have perused the relevant provisions of Constitution of India contained in the Tenth Schedule thereof. I am of the considered opinion that the application deserves acceptance in terms of provisions of the Constitution of India. I have also satisfied myself with regard to the identity of the applicants as also their free will. Leader of Congress Legislature Party, Ch. Bhupinder Singh Hooda and President HPCC, Shri Phool Chand Mullana have communicated to me in writing accepting the merger.
I, therefore, hereby accept the merger of Haryana Janhit Congress (BL) Party with Indian National Congress Party with immediate effect in terms of Tenth Schedule of Constitution of India. Consequently, all of the above named four legislators Shri Satpal, MLA, Dadri-56, Vinod Bhayana, MLA, Hansi-50, Narender Singh, MLA, Narnaul-70 and Zile Ram Chochra, MLA, Assandh-23 will be henceforth recognized as legislators of Indian National Congress Party in the Haryana Vidhan Sabha."

(e) Contention on behalf of the petitioner: Speaker's order hasty and without any basis:

16. The whole of arguments were on what the Speaker was expected to do when an application is filed by four members of the Assembly and the 5th one joining soon thereafter by a written communication that the original political party had merged with the INC. The letter itself made no reference to any particular date of PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -17- meeting. The letter also does not indicate that the original political party took the decision. All that it states is that the decision to merge had taken place in accordance with Para 4 of the Tenth Schedule of the Constitution. Even the minutes of the meeting which was attached to the letter made reference only to a meeting of the Legislators that was said to have been held on 09.11.2009. Here was a reference that members of the legislative party decided the merger of original political party. While the Senior Counsel Sh. Satya Pal Jain would argue that if four members had given a letter in person and stated that they had decided that the original political party has decided to merge, the most logical thing for any Speaker was to do, was to undertake an enquiry by calling the President of the political party to elicit information whether the assertion was correct. The Senior Counsel would submit that rules of natural justice dictated such a course as laid down in Kihoto Hollohen's case (supra) that the Tribunal in its adjudicatory process would follow the principles of natural justice. The most fundamental precept of natural justice is built up on the edifice of personal hearing and therefore, the argument was that a quick decision taken by the Speaker on the same day that he was satisfied that there had been a merger was not merely hasty but it was against the constitutional mandate.

(f) Response by respondents: Para 4(2) Sch X, the governing consideration

17. On this there was a very serious contest by each of the counsel appearing on behalf of the respondents. Particularly the Senior Counsel Sh. Sanjeev Sharma, who was appearing for the Speaker, Sh. Cheema who was appearing for the Speaker in person and Sh. Rajiv PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -18- Atma Ram appearing for respondent No.3 would argue that a Court will not add to the language of what is contained in the Constitution. There were two aspects to the argument. One, there is no notice contemplated under the provision to any party before taking any decision and two, the mere letter of communication by 2/3rd members of the legislative party signifying their agreement to merger shall be deemed to be proof of the decision of such merger of the original political party. Para 4 of the Schedule has no concern with what takes place outside the Assembly. The action of the Speaker will depend wholly on what 2/3rd members of the Legislature Party declare within the House. To appreciate these contentions, Para 4 and Para 6 would be the governing consideration for the whole case and would require a reproduction:-

"4. Disqualification on ground of defection not to apply in case of merger.- (1) A member of a House shall not be disqualified under sub-paragraph (1) of paragraph 2 where his original political party merges with another political party and he claims that he and any other members of his original political party-
(a) have become members of such other political party or, as the case may be, of a new political party formed by such merger; or
(b) have not accepted the merger and opted to function as a separate group, and from the time of such merger, such other political party or new political party or group, as the case may be, shall be deemed to be the political party to which he belongs for the purposes of sub-paragraph (1) of paragraph 2 and to be his original political party for the purposes of this sub-paragraph.
(2) For the purposes of sub-paragraph (1) of this paragraph, the merger of the original political party of a member of a House shall be deemed to have taken place if, and only if, not less than two-thirds of the members of the legislature party concerned have agreed to such merger.

6. Decision on questions as to disqualification on ground PANKAJ KUMAR of defection.- (1) If any question arises as to whether a 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -19- member of a House has become subject to disqualification under this Schedule, the question shall be referred for the decision of the Chairman or, as the case may be, the Speaker of such House and his decision shall be final:

Provided that where the question which has arisen is as to whether the Chairman or the Speaker of a House has become subject to such disqualification, the question shall be referred for the decision of such member of the House as the House may elect in this behalf and his decision shall be final.
(2) All proceedings under sub-paragraph (1) of this paragraph in relation to any question as to disqualification of a member of a House under this Schedule shall be deemed to be proceedings in Parliament within the meaning of article 122 or, as the case may be, proceedings in the Legislature of a State within the meaning of article 212.

1. Finding: Want of notice to the petitioner before decision is not fatal, but a missed opportunity for the Speaker to collect vital evidence

18. The Senior Counsel Sh. Rajiv Atma Ram would argue that Para 4 does not contemplate any notice to the President of the political party that is said to have merged. Relying on Unique Butyle Tube Industries (P) Ltd. Vs. U.P. Financial Corporation (2003) 2 SCC 455, he would urge that Courts will not supply what is causus omissus in a statute. The counsel would also argue that the writ petition does not actually challenge either the letter to the Speaker given by respondent Nos.3 to 6 or the minutes of the Haryana Janhit Congress (BL) legislative party that accompanied that letter Annexure P-1. Rajendra Singh Rana and others Vs. Swami Prasad Maurya and others (2007) 4 SCC 270 is a decision of the Supreme Court that makes relevant the nature of enquiry that the Speaker shall make when an issue of split in the political party or a merger is asserted by one and denied by another party. The Supreme Court ruled in para 27 as under:-

"call it a defence or whatever, a claim under para 3 as it existed prior to its deletion or under para 4 of the Tenth PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -20- Schedule are really answers to a prayer for disqualifying the member of the legislature on the ground of defection....... In that context, the Speaker cannot say that he will first decide whether there has been a split or merger as an authority and thereafter decide the question whether disqualification has been incurred by the members, by way of judicial adjudication sitting as a Tribunal. It is part and parcel of his jurisdiction as a Tribunal while considering a claim for disqualification of a member or members to decide the question not only in the context of the plea raised by the complainant but also in the context of the pleas raised by those who are sought to be disqualified that they have not incurred the disqualification in view of a split in the party or in view of the merger.
Indeed, this judgment in a way exposes a certain fallacy which was contained in an argument presented by the learned Senior Counsel Sh. Harbhagwan Singh appearing for some of the respondents. The learned Senior Counsel sought to underplay the laconic order passed by the Speaker initially accepting the merger on 09.11.2009 simply acting on the letter given by four of the legislators. He sought to contend that the decision that a Speaker makes is provisional and the correctness of the decision would be examined only when a contest is brought through an application under para 6 of the Tenth Schedule. This argument is abjectly wrong in the light of the observations made by the Supreme Court in Rajendra Singh Rana's case referred to above.
19. Even when the Senior Counsel for the respondents were pointing out that there was no procedure mentioned for issuance of a notice to the President of the party, it was also suggested mildly that there was not even proof that the petitioner was President of the party and any notice must have been given. The learned Senior Counsel appearing on behalf of the petitioner would point out that this was at all times admitted case and was never doubted. The senior counsel would PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -21- make reference to his own earlier writ petition in CWP No.14194 of 2010 where in para 6 of the writ petition, the petitioner has stated that in the first meeting of the newly elected members of HJC (BL) on 23.10.2009 under his chairmanship at his residence at New Delhi were of the six newly elected MLAs belonging to the party, they paid tribute to Sh. Bhajan Lal and the petitioner for successfully leading the party in first ever General Assembly Election in 2009 and elected the petitioner unanimously as leader of the legislative party of HJC (BL). In the reply filed by the respondents in the said writ petition, it was contended that contentions made in paragraphs 2 and 6 are not contested. If that was admitted position then even in the letter of the respondents, there ought to have been a reference to the decision which the President of the party had taken. It was natural that if he had been a sole dissenter, even his dissent must have been referred to in the letter. There was no question of even recording a dissent in the minutes of the meeting of the legislative party, for, admittedly the minutes did not record even the presence of the petitioner in the legislative party meeting said to have taken place on 09.11.2009.
20. I am prepared to go as far as to accede to the argument made by the learned Senior Counsel appearing on behalf of the Speaker that Paragraph 4 itself does not contemplate a notice but one would expect such a notice to be only exigent, for, in the light of the decision in Rajendra Singh Rana's case (supra), the decision of the Speaker to act on the letter was not meant to be provisional but it was referred to be a part and parcel of every important source of information and come to a decision accepting or rejecting the case of merger. The language of PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -22- the minutes (Annexure P-2) of the legislature party made no reference to any resolution of merger of the original political party but it had surprisingly, merely set out that the legislative party met to consider and decide (on the) merger of original Haryana Janhit Congress (BL) party with Indian National Congress Party. In other words, the Speaker had simply no manner of knowing when the original political party had decided on the merger. He surely missed an opportunity to elicit the necessary information, apart from looking at the letters given to him by respondents No.3 to 7.
2. Finding: Deeming provision in para 4(2) cannot be conclusive; It merely provides for a presumption and occasions to the Speaker the manner of collecting evidence
21. All the respondents would join in chorus to contend that Para 4 (2) makes possible such a decision to be made by the Speaker without looking for more. The learned Senior Counsel appearing on behalf of the Speaker Sh. Sanjeev Sharma was at pains to point out to the language employed under Para 4(2) that makes an immediate inference possible by the fact that 2/3rd of the members of the legislative party had agreed to such a merger. According to him, if four members of the party had given it in writing that they had merged, it would mean that the merger of the original political party of the members of the house shall be deemed to have taken place. If the issue for the Speaker was at all times the consideration of the fact that 2/3rd of the Members in the legislative party had agreed to such a merger, the original political party would also be taken as merged then there was hardly any quasi judicial function which the Speaker was required to PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -23- perform. It would come with a mathematical ease that if 2/3rd members of the legislative party had agreed to such a merger, the original political party must also be taken as having merged. The language in the paragraph cannot be understood thus and I will state the reasons why.
22. Para 4(2) must be used in the context of how a Speaker to whom the communication is given would start the process of taking a decision only if 2/3rd of the members of the legislative party have agreed to the merger. If the persons, who applied to him, were even less than 2/3rd in a situation where they had even actually decided merger of the original political party, the Speaker may not be required to take notice of the same at their instance. He is entitled to insist that till 2/3rd of the legislative party had actually agreed to the merger, there will be no inference of the merger of the original political party. This provision only makes possible the Speaker to set the process moving for adjudication of whether the merger as pleaded by the applicants would be required to be considered or not. It is not as if the Speaker will not undertake an adjudication at all, if less than 2/3rd members signify their consent to the merger. That would still be required to be done but in such a situation the applicants are bound to secure appropriate evidence of the decision of the original political party regarding merger. There will be no automatic presumption or deeming in such a situation.
23. It is possible even under Para 4(1)(b) that in spite of the original political party deciding to merge by a majority, if any one member of the legislative party may not accept such a merger, he shall PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -24- not still be disqualified. He is entitled to retain his own identity in the original political party and the identity will remain for him without being in any way affected by merger of the majority decision of the members of the original political party. On the other hand, if the original political party had taken a decision not to merge, there is no question of 2/3rd of the members of the legislative party deciding to merge and make possible a deeming of merger of the political party because Para 4(2) will make possible for deeming of 'such merger' of the original political party.' In other words, without the actual decision of the merger of the original political party, there cannot be a deeming of 'such merger'. The first task of the speaker shall be to go along with the presumption of merger and look for corroborative evidence of such merger of the original political party. The minimum that the Speaker shall do would be to elicit details of the decision of the original political party. The 2/3rd of number of the legislative party may themselves bring to notice of the Speaker proof of such fact or the Speaker shall engage in some enquiry to elicit such information. In effect, in my view, the decision of the 2/3rd of the members agreeing to the merger does not dispense with having to prove the actual merger of original political party notwithstanding the deeming provision. The Speaker is bound to examine and elicit details of the information that the original political party has actually merged and there was evidence for such a course. If it was conclusive for the Speaker to pronounce on the merger of the original political party by the only fact that 2/3rd of the members of the legislative party have agreed to 'such merger of the original political party' then it can lead to absurd situation of when, for example, a lone PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -25- member of the legislative party who represents 100% presence in the assembly announces a merger of the original political party and his consent to such a course as requiring a mandatory acceptance for the Speaker that the original political party has actually merged. It could well be that out of several contestants, there was only one successful candidates in the assembly and the original political party contained several delegates who though not successful were entitled to exercise their democratic control within the party and take a decision independently of how the member of the legislative party took a decision. This is merely to explain the practical impossibility of casting the whole weight on the expression of consent to merger by the members of the legislative party for an inference that the original political party has also merged.
(a) Precedents on Paras 2 to 6 of Sch X examined
24. There was fairly large volume of case laws that the parties relied on and most of the time was dealt on the examination of the decisions that have appeared under para 4(2). It should, therefore, be the time to turn into the relevant laws for how para 4(2) could be understood. All the counsel for the respondents derive their strength from the arguments on the effect of Para 4 as interpreted by this Court through a Full Bench decision in Baljit Singh Bhuller and another Vs. Hon. Speaker Punjab Vidhan Sabha, Punjab Vidhan Sabha and others Vol.CXVII (1997-3) PLR 367. It was a case of lone member of a Communist Party (UCPI) who decided to merge with the Congress-I party in the State Legislature. On a letter given by him that there had been a merger of the Communist Party with the Congress Party, the Speaker PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -26- acceded to the letter and allowed the merger of the Communist Party with Congress-I legislative party. The Secretary of Punjab State Committee of UCPI approached the Speaker of the assembly that original political party UCPI never passed any resolution with regard to the merger and that the lone legislative party member had joined Congress party on his own and that he had incurred a disqualification to continue as a member of the legislative assembly because of his defection. After setting out the definitions of legislature party, a Full Bench of this Court held that Paragraph 2 provided for disqualification on the ground of defection and according to it, a member of the House belonging to any political party shall be disqualified from being a member of the house if he had voluntarily given up his membership of such political party or if he voted or abstained from voting in such house contrary to any direction issued by the political party to which he belonged. The Full Bench held that Paragraphs 3 and 4 were in the nature of exceptions to Paragraph 2. Para 3 saved the member of a legislative party from incurring disqualification if there was a split in the original party, while Para 4 saved a member from being disqualified if his original political party merged with another political party. Taking the logic to the farthest, the Full bench held on what was important and what support wholly the contention of the respondents as found in para 7 as follows:-
"7. A situation may arise where there may be a merger of two political parties at the national level but at the State level if two-thirds of the members of the Legislature party of the political party do not agree for such a merger then it cannot be taken as a merger because of the provision contained in sub paragraph 2 of paragraph 4 as it requires that two-thirds of the members of the Legislative party must PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -27- agree to such merger. Thus, it is clear while incorporating sub paragraph 2, the Parliament intended that Legislature party has to be treated separately from the political party for the purpose of seeing whether there is a merger of the political party. This aspect has to be decided keeping in view of the fact that 10th Schedule was added in the Constitution of India with an intention to prevent an elected member of Parliament or State Legislature from crossing the floor in the House and to prevent political defection for extraneous considerations other than an honest dissent. If two-thirds members of a Legislature party of a political party agree to merge with another political party then it should be taken that there was a merger for the purpose of paragraph 4. The intention of the parliament was clear in this regard by the words used in sub paragraph 2 of paragraph 4 in its wisdom. In sub paragraph 2 of paragraph 4 the words used are the merger of the original political party of a member of the House "shall be deemed to have taken place." The words "shall be deemed to have taken place"

creates a legal fiction by incorporating a deeming provision......"

25. The effect of the Full Bench decision, therefore, would be that Clause 4(2) which provides for a fiction by introducing a deeming clause would make irrelevant any further enquiry. It is perfectly possible that a candidate who represented 2/3rd of the legislative party saved himself of the disqualification by the only fact that he or a group representing 2/3rd of the members of the legislative party declaring that they agreed to the merger by the original political party and the proof of such merger is deemed by the Speaker acting on the representation. If it however, turns out that the representation was not correct and the 2/3rd members had expressed what was against the decision of the original political party, say it did not favour merger, then the deeming has perforce to be reversed. The language of para 4 (2) presumes a decision of merger by the original political party and the 2/3rd members agreeing to such merger. If there was no merger outside, there was no question of saving the disqualification for the PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -28- members of the legislature party. But that was not how the Full Bench interpreted the provision. The effect to the decision finds expressed in para 11 where the Full Bench ruled that the 2nd respondent being the lone member of the UCPI decided to merge with Congress-I party in the State Legislature his case squarely fell within the scope and ambit of sub paragraph 2 of paragraph 4. The Full Bench went as far as to state in the penultimate paragraph that proceedings before the Speaker were protected from being questioned or challenged on the ground of alleged irregularity of procedure under sub-paragraph 2 of paragraph 6 to Tenth Schedule read with Article 212(1) of the Constitution and purported to apply what was stated by the Supreme Court in Kihoto Hollohon Vs. Zachillu (supra) that these provisions attract an immunity from doing mere irregularities of procedure and if the Speaker had to interpret sub para 2 of para 4, it did not involve any determination of disputed fact. In fact, it is precisely a disputed question that always comes for hearing in an adjudication under para 6. The strength of reasoning of a Full Bench, I would, under normal circumstances, have no power to question but this reasoning found reflected in yet another judgment delivered by the same Full Bench on the same day in Madan Mohan Mittal, MLA Vs. The Speaker, Punjab Vidhan Sabha, Chandigarh and others Vol.CXVII (1997-3) PLR 374 was brought under judicial scrutiny by the Supreme Court in Jagjit Singh Vs. State of Haryana and others (2006) 11 SCC 1 and adversely commented. It should become necessary to examine the facts and the decision in Madan Mohan Mittal (supra).

26. In the above latter case, the respondents No.3 and 4, who had been set up as candidates by Bhartiya Janta Party and elected PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -29- among four other members of the same party, decided to leave BJP and joined Congress-I. It was stated that the 4th respondent was even expelled from the primary membership of the BJP for anti-party activity and the same was also intimated to the Speaker of the legislative assembly. The petitioner, who was a leader of the original political party informed the Speaker that there was no split in the party as claimed by respondents No.3 and 4. The petitioner also sent a letter to the Speaker to declare respondents No.3 and 4 as disqualified. Without giving any opportunity to lead any evidence or personal hearing to the petitioner, the Deputy Speaker passed the impugned order on 06.05.1993 holding that there was split in the party and the original party of BJP having six seats was clearly seen to be split with respondents No.3 and 4 constituting 1/3rd of the members of legislative party deciding to join Congress-I and therefore, they were not disqualified in view of para 3. The Full Bench applied the same logic as what was expounded in the other decision in Baljit Singh Bhuller's case referred to above and held that the candidates were safe.

27. The decisions exemplify a typical situation where the Bench was comfortable about holding that there need not be a merger of two political parties at national level but at the State level if 2/3rd members of the legislative party agreed for such a merger then it could be taken as a merger because of the provisions contained in sub para 2. Of the extreme illustration of what we have given about a lone member was squarely applied here that the Speaker was not required to see anything beyond whether the persons agreeing for merger constituted 2/3rd of the legislative party or not. If he or they did, there was a merger for the PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -30- purpose of Schedule Ten, no matter that there was no merger of the original political party outside. The learned Senior Counsel for the petitioner would, therefore, confront the situation directly with what had typically happened in this case. The Election Commission of India did not recognize the merger of HJC (BL) with INC and such a plea made before it was rejected. We have already seen that the decision of CEC not to recognize merger had nothing to do with Speaker's duty as enjoined under Schedule 10. This decision of the Speaker was made to be effective only for the purpose of Schedule 10 and it cannot alter the situation as far as the Election Commission was concerned or vice versa.

28. The learned Senior Counsel Sh. Sanjeev Sharma would, therefore, argue that a Speaker who enjoys an immunity and takes a decision, does so on the strength of what para 4(2) with a deeming provision that makes possible for him to infer that there had been actually a merger of the original political party with INC. The Senior Counsel for the petitioner pointed out to a decision of Nagaland Legislative Assembly rendered on 25.08.2014 when 3 members of the House out of 4 members belonging to Congress Party had declared that the original political party had merged with Bharatiya Janata Party. They hoped to sail through the deeming provision under Para 4(2). The Speaker, however, disqualified the members holding that "upon enquiry as required under law", he found that their original political party had not merged with BJP on the date of their claim. Even this order would be seen to be bad if we apply the argumentative reliance on Para 4(2) but Sh. Cheema, Senior Counsel for the 2nd respondent will underplay the same by contending that the Speaker had not referred to the Full PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -31- Bench decision of the Punjab and Haryana High Court in Baljit Singh Bhuller.

29. The effect of deeming provision was also canvassed by Sh. Rajiv Atma Ram referring to the decision of the Supreme Court in P.K. Unni Vs. Nirmala Industries and others (1990) 2 SCC 378. The decision said while interpreting Order 21 Rules 89 and 92(2) relating to a conflict of the period of limitation for setting aside sale that the legislature would be presumed to have made no mistake and it intended what it said. In Union of India Vs. Rajiv Kumar (2003) 6 SCC 516, the Supreme Court was explaining the effect of a deeming provision in the context of Rule 10 (2) of Central Civil Services (Classification, Control and Appeal) Rules, 1965 that deeming a suspension of an employee to have taken place if he had been taken into judicial or police custody. The Supreme Court was holding that if the employee had been released from custody, the suspension is deemed to be immediately revoked and an order of suspension subsequently made by referring to a person as having been taken in custody would be inoperative. The Supreme Court held that under Rule 10 (2), an actual order of suspension was not required to be passed thereunder. That is deemed to have been by the operation of legal fiction.

30. The reliance on P.K. Unni (supra) and Rajiv Kumar (supra) is fallacious because the deeming provisions do not come with how such a presumption could be challenged subsequently. The legal fiction enacted makes complete and render unnecessary any further examination in those cases. Here we have Para 6 which throws open the decision to a challenge. There is no irreversibility to the decision of the PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -32- Speaker under Para 4, a situation that cannot arise in the provision dealt with in the above two cases. If the interpretation of the Full Bench in Baljit Singh Bhuller (supra) still holds the field, there could be really no contest when an application is filed under para 6. All that a Speaker would be required to do is to see whether the persons applying to the Speaker represented 2/3rd of the legislature party expressing agreement to the merger of the original political party with another party. If the mathematical calculation was complete which could be done in a trice, the proceedings could come to a stop, for, the Speaker is not required to really examine whether there is an actual merger of the original political party with another party. It would deem and make final such a case of merger if 2/3rd of the members of the legislative party declared so. All this legal wrangling that is spread during the entire span of five years would remain answered by a simple mathematical calculation that 5 out of 6 persons of the legislative party declared that there was a merger with the original political party and that closed all options for even a person to come with an application under Section 6 and contest such a decision. Even at the time when a challenge was brought by means of a writ petition at the instance of the petitioner that the Speaker was not taking up the enquiry, the Speaker could have closed options by merely pointing out to the numbers and pre-empted any decision of this court. All these expansive arguments on interpretation of the various provisions could have been scuttled by reference to para 4 (2) in the manner interpreted by the Full Bench. If this interpretation has found judicial approbation in other cases following it, I will find no more cause to pronounce and declare the decision of the Speaker as PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -33- valid. That shall not be. Here is a reason why a searching exercise of the legal proposition now lying embedded in other decisions that have impliedly overruled the reasoning contained in the Full Bench in Baljit Singh Bhullar (supra) becomes necessary.

31. In Jagjit Singh Vs. State of Haryana and others (supra), the petitioners were elected as independent members and had been disqualified under Para 2(2) for having joined the Congress Party. The Speaker had relied on video recording of interviews on television where the petitioners had admitted and acknowledged joining the Congress Party, video recordings of participation in meetings of Congress legislative party in the premises of the legislative assembly soon after the interview and the petitioners' own signatures on the CLP proceedings register. The Speaker had given an opportunity to give a reply for a motion for disqualification and instead of even pleading of how the admissions made by them in the video recorded interviews were erroneous or that the recordings were doctored or inauthentic, he complained of being declined the opportunity to watch the recordings and adopted a course of vague denial and insisting on opportunity to lead evidence and cross-examine the person who would have obtained the video recordings from the television channels. The Speaker denied such an opportunity and the petitioners complained violation of principles of natural justice. The Supreme Court, while examining the same, held that persons who had failed to plead as to how the statements attributed to them were erroneous cannot be heard to state that non-grant of opportunity to cross-examine led to violation of natural justice. The Court cautioned that petitioners would not be PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -34- permitted to sit on the fence, take vague pleas and make general denials in proceedings under Schedule 10. The Supreme Court allowed for sufficient flexibilities in rules and procedure for the Speaker to prevail and found that the decision of the Speaker not to allow for additional time sought for by the petitioners to file a reply to be justified and even the reliance of the video clippings by the Speaker was found to be sufficient in the light of Section 65B of the Indian Evidence Act, 1872. Even a personal knowledge of the Speaker of having seen and heard the members on various occasions in sessions of the house could not be taken as illegal, for, Speaker was the only authority who could decide on such disqualification. Finding a peculiar situation that a Speaker could not transfer the case to some other Tribunal, the same way that a Court could do if a Judge comes from a personal knowledge, the Supreme Court applied doctrine of necessity to hold that the Speaker cannot do what a Court could have done but would still take a decision and apply even the information secured on personal knowledge as not violative of principles of natural justice.

32. The Supreme Court dealt at length the objects for enacting the defection law namely to curb the menace of defection. Despite defection, a member cannot be permitted to get away with it without facing the consequences of such defection only because of mere technicalities. In para 29 of the judgment in Jagjit Singh, it is observed:-

"It is essential to bear in mind the objects for enacting the defection law, namely to curb the menace of defection. Despite defection a member cannot be permitted to get away with it without facing the consequences of such defection only because of mere technicalities. The PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -35- substance and spirit of law are the guiding factors to decide whether an elected member has joined a political party or not after his election."

This judgment actually examines the decision of Full Bench in Madan Mohal Mittal's case (supra), a judgment delivered on the very same day by applying the very same logic in Baljit Singh Bhuller's case (supra). The Full Bench was considering the legality of an order passed by the Deputy Speaker declining to declare respondents No.3 and 4 as disqualified under Para 2 of Tenth Schedule, where it had observed, "the Parliament intended to treat the State unit of a political party as a separate entity for the purpose of determining whether there is any disqualification of a member of the House of the State Legislature."

In a case of split, the Supreme Court said in Jagjit Singh's case (supra) that "1/3rd members of the State Legislature belonging to that political party must form a group to make a split effective with the State Legislature but does not lead to the conclusion that the Parliament intended to treat the State unit of a political party as a separate entity for the benefit of para 3..... if the member is set up by a national party, it would be no answer to say that events at national level has no concern to decide whether there is a split or not. In case a member is put up by a national political party it is split in that party which is relevant consideration and not a split of that political party at the State level."

The Supreme Court was actually finding the judgment in Madan Mohan Mittal's case to have not laid down a correct law, the decision that was in accord with the logic propounded in Baljit Singh Bhuller's case that a lone member in a legislature party could cause a deeming merger of the original political party and that was sufficient by virtue of para 4(2). The Supreme Court applied the reasoning expounded in G. Vishwanathan Vs. Hon'ble Speaker Tamil Nadu Legislative Assembly PANKAJ KUMAR(1996) 2 SCC 353 to dispel the view expressed in Madan Mohan Mittal 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -36- (supra) to be wrong. It quoted in G. Vishwanathan:-

"Para 1 (b) (defining 'legislature party') cannot be read in isolation. It should be read along with paras 2, 3 and 4. Para 1(b) in referring to the legislature party in relation to a member of a House belonging to any political party, refers to the provisions of paras 2, 3, 4, as the case may be, to mean the group consisting of all members of that House for the time being belonging to that political party in accordance with the said provisions, namely, paras 2, 3 and 4 as the case may be. Para 2(1) read with the Explanation clearly points out that an elected member shall continue to belong to that political party by which he was set up as a candidate for election as such member....."

It observed, after the discussion that the Punjab case (i.e. Madan Mohan Mittal) was not correctly decided. The congruence of the decision of the Legislature Party to an earlier decision of the original political party regarding merger has to be complete and established as such. After all, "A legislature party is not a separate entity. It is only a wing within the original political party" (Ram Bilas Sharma Vs. Speaker, Haryana Vidhan Sabha 1997(4) RCR (Civil) 519, 1997 (3) PLR 318).

33. The incorrectness of the view expressed in Baljit Singh Bhuller's case operates by implied overruling by the reasoning adopted by the Supreme Court in Jagjit Singh's case and its express ruling that Full Bench decision in the Punjab case to be wrong. We can arrive by the same inference by adverting to another judgment of the Supreme Court. Rajendra Singh Rana and other Vs. Swami Prasad Maurya and others (2007) 4 SCC 270 was a case of split in the party where 13 MLAs of Bahujan Samaj Party who lent support to Samajwadi Party to form the Government. The leader of the BSP legislature party filed a petition under Article 191 for disqualification. It was contested by 37 MLAs said to be on behalf of 40 MLAs elected on BSP ticket requesting the Speaker PANKAJ KUMARto recognize the split on the basis that 1/3rd of the members of BSP 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -37- legislative party consisting of 109 legislators had in a body separated from the party pursuant to a meeting held at MLAs' hostel, Lucknow. The Speaker verified that 37 members who had signed the application presented to him had in fact signed it, since they were physically present before him. Over-ruling the objection of the BSP, the Speaker passed an order ordering a split in the BSP party on the arithmetic that 37 out of 109 comprised 1/3rd of the members of the legislative party. This group which had been known as Lok Tantrik Bahujan Dal was short lived, for, the Dal had merged with SP party. The Speaker did not decide the application made by BSP seeking disqualification of 13 MLAs who were part of 37 that appeared before the Speaker and postponed the decision. On the subsequent date, 3 more MLAs supported 37 who had appeared before him and the Speaker accepted their claim as well. The decision of the Speaker was put to a challenge through a writ petition filed to the High Court of the judicature at Allahabad. The decision before the High Court had a chequered career and it is not necessary for us to deal with it except to refer to the law laid down by the Supreme Court in the said case. The Supreme Court held that decisions taken by the Speaker in terms of Para 3, Para 4 or Para 2 of the 10th Schedule enjoyed a qualified immunity as provided in para 6 of the Tenth Schedule (emphasis supplied).

34. The Supreme court observed further that in the context of the introduction of sub-article (2) of Article 102 and Article 191 of the Constitution, a proceeding under the Tenth Schedule to the Constitution is one to decide whether members has become disqualified to hold his decision as a Member of Parliament or of the Assembly on the ground of PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -38- defection. The Tenth Schedule cannot be read or construed independent of Articles 102 and 191 of the Constitution and the object of those articles. A defection is added as a disqualification and the Tenth Schedule contains the provisions as to disqualification on the ground of defection. A proceeding under the Tenth Schedule could not be started before the Speaker only on a complaint being made that certain persons belonging to a political party had incurred disqualification on the ground of defection. Finding a justification for interference, the Supreme Court held that there was a merit in the contention that the Speaker may not enjoy full immunity in terms of Para 6 of the Tenth Schedule of the Constitution and that even if he did, the power of judicial review recognized by the Court in Kihoto Hollohan's case was sufficient to warrant interference with the order in question. In this decision, it could be noticed that the Supreme Court was literally applying the same principle in the nature of enquiry for both a case filed under Para 3 (now repealed) that dealt with a split in the political party and the merger that is contemplated in para 4.

35. Rigour of enquiry for disqualification under Para 3 or Para 4 is not very different. This becomes relevant since all the senior counsel appearing for the respondents would state that the reasoning in Jagjit Singh (supra) overruling Madan Mohan Mittal (supra) will not apply because the decision was with reference to split in the political party covered in Para 3, since repealed, and not for merger dealt with in Para

4. The latter contains a deeming provision under sub clause (2) which is not contained in para 3. This argument is wrong, because, even apart from the fact that decision of Jagjit Singh itself refers to the PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -39- insufficiency of just the view of the legislature party not merely in the case of split but also in the case merger, as seen in preceding paragraph, the existence of Para 6 itself makes vulnerable any decision that assumes an automatic irrefutable presumption of merger by referring to the deeming provision. The decision of the Speaker under Para 4 is by no means a mechanical exercise. As observed by the Supreme Court in Dr. Mahachandra Prasade Singh Vs. Chairman, Bihar Legislative Council (2004) 8 SCC 747, in the context of nature of enquiry contemplated for deciding on disqualification under para 2, where findings on several facts have to be recorded, "Similarly, for application of Para 4, enquiry has to be made whether the original political party merged with another political party, whether the member of the House has become member of such other political party, as the case may be, of a new political party formed by such merger or whether he has not accepted the merger and opted to function as a separate group."

This decision ought to be a complete answer to the scope of enquiry in spite of the deeming provision.

36. The same decision in Rajinder Singh Rana (supra) also approves of the majority view of the Full Bench in Parkash Singh Badal and others Vs. Union of India and others AIR 1987 P&H 263. The Court was holding that under para 6, the Speaker would have jurisdiction only if any question arises as to whether a member of the House has become subject to disqualification under the said Schedule and the same has been referred to him for decision. The Speaker would have no suo motu powers to reopen an issue and the pre-requisite for invoking the jurisdiction itself would be the existence of a question for disqualification of some member. This could happen only in one way PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -40- that some member is alleged to have incurred the disqualification enumerated in para 2(1) and someone interested approaches the Speaker for declaring that the said member is disqualified from being member of the house.

(iii) Burden of proof of establishing merger, on whom it vests and whether established

(a) Apart from oral assertions, there is no tangible material to prove merger

37. If a mere reference to the numerical strength of more than 2/3rd declaring that they have agreed to merger of the original political party will not suffice in the light of challenge to it and that it would still be necessary for a Speaker to decide that there had been such merger, the next issue that would fall for consideration is the factual basis which was brought before the Speaker that could test the correctness of the decision. We have already set forth the limit of interference that is possible through a judicial review of the decision of the Speaker. It may not be the appreciation of facts brought on material before it that would be a subject of review. If the Speaker did not find the need to elicit information from the President of the party legislators about the truth of their plea by way of corroboration, I would expect that the Speaker had some other material on the basis of which he could have acted that there was a merger of the original political party. In such a case the decision could pass the test. At an enquiry brought under para 6, there was surely an occasion to bring strength to the decision that had already been taken. It is at that time that the respondents had yet another occasion to prove what they were claiming that there had been PANKAJ KUMAR a merger of the original political party. If the argument that the merger 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -41- agreed to by them as members of the legislative party will not by itself be sufficient to prove the merger of the original political party by the way we have interpreted para 4(2) in the light of challenge under para 6, then it would be essential to examine whether the documents produced by respondent Nos.3 to 6 were sufficient for the Speaker to come to the decision that he did originally on 09.11.2009 and for the affirmation of such a decision through the impugned order. We have already extracted the entire portion of the letter and as well as the minutes. They make no reference to any decision of the original political party and the letter merely expresses that members of legislative party had considered and decided on the merger of the original political party. We have pointed out to the insufficiency of merely the members of the legislative party deciding that the original political party has merged to fulfill the requirement and save the members from disqualification. There ought to have been a decision of the original political party that merged with the Congress party.

(b) Improbability of meeting of delegates on 8.9.2014, as pointed out by the petitioner

38. The learned Senior Counsel appearing on behalf of the petitioner pointed out that at no point of time at the previous proceeding was any reference to any other meeting of the original political party for its decision to merge with Congress. It was for the first time when a reply was filed in CWP No.14190 of 2010 that a case of meeting of the delegates of the original political party was brought in the replies of respondents No.3 to 7. It was stated in paragraph 9 that a meeting was held on 08.11.2009 of the HJC (BL) where it was decided PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -42- by overwhelming majority by the primary members of the party to merge the same with the INC. Both the parties stood merged on 08.11.2009 itself. In a separate meeting on the same day, 5 members of HJC (BL) endorsed the decision taken by the primary members of the party. The learned Senior Counsel would argue on the following fallibilities/improbabilities to the plea of merger: (i) that even in the reply, there was no reference made as to the place where such meeting took place; (ii) there was no reference to any resolution as having been passed; (iii) there was again no reference about who called the meeting and whether notice had been given to all the members; (iv) when minutes of the meeting had been drawn up for the legislative party that the members of the legislative party had considered and decided merger of original political party, there was no resolution of the original political party for the merger of the party; (v) there were no records such as notices or video or audio recordings of any of the proceedings of the original political party; (vi) there was no representation even to the Election Commission to inform about the merger till 18.01.2013, that is, till after the decision of the Speaker that is impugned in this writ petition; (vii) HJC (BL) had literally contested from 88 constituencies and the delegates were said to have been present and some of whom examined as witnesses before this Court were all persons drawn from that five constituencies that respondent Nos.3 to 7 represented. Not one single delegate of any other constituency had been examined; (viii) each one of the witnesses who was examined was directly confronted with the questions that the meeting did not take place and there were not themselves delegates of the political party to which they were no more PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -43- than mere denials when they ought to have had documentary proof of their contentions if the assertions were true; (ix) stereo typed affidavits had been prepared reproducing verbatim in a typeset that filled up merely the names of the respective deponents.

(c) Conduct of the petitioner at the time of enquiry, as pointed out by the respondents

39. All the respondents would point out to the conduct of the petitioner in the course of cross-examination as a person not willing to speak truth and who was merely giving evasive answers; of a person who was not willing to admit the position of the father in the party; of his unwillingness to state why he did not file the minutes of the first meeting held on 23.10.2009; refusal to give the agenda for the meeting; unwillingness to state the content of the meeting that he had with the Chief Minister before the vote of confidence and refusal to give direct question whether his father was minister in the Government of Ch. Devi Lal from 1977 to 1979 and 1979 to 1986 when he responded that he did not know or as simple as a question as where he stayed whenever he came for holiday at Chandigarh. The questions and answers, I must observe were equally base; as frivolous as bordering on being ridiculous and at once, irrelevant. If a person was teased by asking questions whether his father Sh. Bhajan Lal was a Minister or where he spent his holidays at Chandigarh, it must be merely discarded as inconsequential and I am not prepared to weigh the character of evidence by the irreverent responses he gave. The responses were a reflection on the meaningless quality of some of the questions that were addressed to him.

PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -44-

(d) Respondents duty to adduce positive evidence of merger - Principles of burden of proof

40. If the key evidence of merger of the original political party has to be put to test, the necessary question would be who should take the burden of proof of establishing such a disputed question of fact. Since the decision had been taken and this was put to challenge in paragraph 6, would the petitioner require to discharge the burden of proof that there was no such meeting or whether the burden would still be on the person who had asserted that there had been a merger of the original political party. I would extend the normal rule of evidence in a situation like this, where the persons who are elected on a particular party ticket, namely, HJC (BL) were admittedly not any longer in that party. Constitution provides for a disqualification for defection and if such a disqualification was not to be applied, they were required to prove a particular fact that will enable them to apply for such an exceptional situation. The exceptional situation must be that there was a merger of the original political party. Section 101 to 104 of the Indian Evidence Act, 1872 bring out among other provisions, the burden of proof. Section 101 declares that whoever desires any Court to give a judgment as to any legal right or liability dependent on the existence of facts which he asserts, must prove that those facts exist. In this case, a decision that there had been a merger alone enables a person to get over the disqualification. As far as the petitioner was concerned, it was enough that respondent Nos.3 to 7 did not admittedly continue in the party which elected them. Section 102 is a corollary to Section 101 which says that burden of proof in a suit or proceeding lies on that PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -45- person who would fail if no evidence at all were given on either side. If the petitioner's case was to be rested that the respondents had moved over to yet another party which was an admitted fact and therefore, if no evidence had been given, the only way that disqualification would not operate was to say that there had been a merger of such political party which was the case propounded by respondent Nos.3 to 7. Section 103 also is an illustration of how the burden of proof to a particular fact would require to be established when it says that the proof of any particular fact lies on that person who wishes the Court to believe in its existence, unless it is provided by law that the proof of that fact shall lie on any particular person. This is also elicited in the judgment in Rajendra Singh Rana's case which we have referred to above. While adverting to issue of a claim for a split in the original political party in addition to showing that 1/3rd member of the legislative party have come out of the party, it is necessary to prove at least prima facie that such a split had taken place. The Court observed in para 37 that those who left the party will have prima facie to show by relevant materials that there has been a split in the original party. Considering the case that 37 MLAs staked a claim before the Speaker, it was required to show that 1/3rd of the members of the legislative party have come out and a plea that they were not required to produce any material in support of the split could not be accepted. The Court was actually discarding an argument that "the legislators were wearing two hats one as member of the original political party and the other as member of the legislative assembly and it would be sufficient to show that 1/3rd of the legislators have formed a separate group to infer a split. The paragraph spoke of PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -46- two requirements; one, a split in the original party and two, group comprising of 1/3rd of the legislators separating from the legislative party. By acceding to the two hats theory, one of the limbs of para 3 would be made redundant or otiose. An interpretation of that nature has to be avoided to that extent if possible. Such an interpretation is also not warranted in the context." This is to explain that the deeming provision of what para 4(2) provides that 2/3rd members of the legislative party would lead to necessary inference of merger of the original political party merely answers one limb, namely, that 2/3rd members of the legislative party had agreed to the merger of the original political party. Other limb is the proof that the original political party actually merged. Both these aspects would require to be proved. It is this latter aspect that calls for a proof at the instance of the persons who wanted to take the benefit of such merger, viz., the benefit being not disqualified by the fact that they were shifting loyalties to another party from the party which sent them to the assembly.

3. Finding: The burden of proof of merger cast on the respondents not established. Constitutional mandate breached.

41. In this case, there has been absolutely no proof of merger of the original political party. If I say that the decision of the Speaker in the first instance on 09.11.2009 was against constitutional mandate, I say so because the letter written by the legislators on 09.11.2009 and the decision taken on the same day were literally on no evidence produced. The evidence was that more than 2/3rd members of the legislative party had decided to merge. It offered no proof of the fact PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -47- that the original political party had actually merged. The Speaker who had received the letter from the Congress Party that HJC (BL) had merged with them did not think it necessary surprisingly to look for a similar letter even from the leader of that political party which had merged. The decision in Rajinder Singh Rana's case (supra) is an authority for the position that Paras 4 and 6 are part of a single process and the decision that is taken under para 4 must stand test of enquiry when a contest is brought by any person in para 6. All that the person who sought for disqualification was entitled to say was the bare minimum, that there had been a defection from the original political party. If the slur of defection was to be effaced, it could be done only when there was a merger of the party itself. The only occasion when in spite of a claim for merger, the identity of the original party could subsist would be instances where a person who was elected from original political party was not prepared to accept the merger and continued to function as a separate entity. This is protected under Para 4(1)(b). In every other situation, the members who claimed a merger would require to show that as a matter of fact, there has been such a merger. The Speaker had no material at all to take such a decision. He had abdicated the constitutional trust in having to render a decision which was sacrosanct. No other authority could have adjudged on the plea of merger when a challenge was brought before him. The Constitution that places the Speaker as the singular authority casts an additional burden which the regular Tribunals or Courts seldom confront. His consideration ought to have been whether there was a merger; that such merger was a merger of original political party and PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -48- the member of legislature party agreed to such merger. If 2/3rd of such members agreed, it was deemed to be such merger. If less than 2/3rd, the benefit of deeming provision also would not operate. The requirement of 2/3rd of the members of the legislative party to accord to the merger of the original political party would deem such merger but that by itself would never have been sufficient. It is possible that the majority of the original political party actually took a decision not to merge but 2/3rd members of the legislative party deciding to merge. The deeming provision will lose its value if there was a mismatch between the decision of the original political party and the legislature party.

42. It is not as if the respondents do not understand this simple logic. There would have been no attempt even before the Speaker in trying to bring any evidence of various party members before him to say that there had been a meeting of the political party on 08.11.2009, if it was not for a requirement that the original political must have taken a decision to merge. It was the congruence of their decision with the decision of the original political party through an agreement to such merger that makes possible for the defecting members not to incur disqualification. The words expressed are that 2/3rd of the members of the legislative party have agreed to such merger. Such merger must be a decision elsewhere namely of a decision of the original political party, apart from their own decision at the legislative party level.

43. The Speaker's decisions at the first and at the second level are not vitiated merely by error in reasoning. The error is egregious. Significantly, in this case, the Speaker has not dealt with the evidence PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -49- of any of the witnesses brought by the respondents in an attempt to prove that there was a meeting of the delegates of the party on 08.11.2009. All the affidavits were stereo typed and the recitals were the same setting out the alleged fact of their presence on 08.11.2009. The Speaker has made a sweeping observation that all the witnesses have spoken about the merger and nothing was elicited in the cross- examination. The expressions of how the Speaker has dealt with 68 witnesses are contained in one single sentence "there was no vital discrepancy in the dispositions and stood the test of rigorous cross- examination of Mr. Satya Pal Jain, Senior Counsel for Mr. Bishnoi. The statements were consistent and worth of credence (worthy of credence).

44. The reasoning adopted by the Speaker for coming to the decision is wholly against the mandate of the Constitution requiring the Speaker's satisfaction that 2/3rd members of the original political party merged with another party. The inference has been with reference to Para 4(2) in that more than 2/3rd of the legislature party has agreed to the merger. He has observed that there has to be a presumption to such a merger without looking for any evidence of whether the Speaker had before him particulars of the so-called decision of the original political party to merge. Adverting to the decision on the fact of whether there was a meeting on 08.11.2009, the Speaker looked to the evidence of Sh. Kuldeep Bishnoi for an appraisal of whether his contention that the meeting did not take place was true or not. The consideration was that Kuldeep Bishnoi was admittedly not at the meeting and he could not have first hand knowledge regarding what transpired at Karnal. He has PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -50- again reasoned that no evidence of witness was produced by Kuldeep Bishnoi that there was no such meeting held at Karnal. The mistake was in completely reversing the burden of proof of what we have extracted elsewhere, that it was essentially on the persons who were contending that there was a meeting on 08.11.2009 and that the meeting resulted in a decision to merge. By inverting the burden of proof casting the burden on the petitioner, the Speaker committed a serious error in raising wrong questions to be answered by the petitioner and the absence of such answers as proof of the fact that the meeting did take place. It is not the failure to prove the absence of meeting that could result in a proper finding. The question to have been raised was whether there was a meeting on 08.11.2009 and there was sufficient proof for such an assertion. It was proof of a positive assertion that would bring home the proper result which in this case the Speaker failed to do. The Speaker has paraphrased the following points as establishing the meeting on 08.11.2009:-

(i) 75 delegates-cum-primary members out of 108 had decided regarding the merger.
(ii) No evidence had been produced by the petitioner that persons who were examined before him were not genuine members.
(iii) It was difficult to disbelieve the consistent testimony of 68 persons who claimed that there was a merger.

(iv) The predecessor-in-office who originally gave a decision on 09.11.2009 had decided the merger of two political parties.

45. The order accepting the merger on 9.11.2009 was hasty, sans basis and without undertaking the minimum of collection of data regarding the decision of the original political party. The second level decision through the order dated 13.1.2013 was on a wrong PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -51- understanding on the purport of para 4(2), oversimplification of believing the most artificial parrot like versions of persons drawn only from the constituencies of the defecting members and placing the burden on the petitioner to prove that the merger did not take place, factors leading to the illegality of the ultimate result. There was simply no objective consideration of every one of the vital parameters that could support a sound reasoning. Annexures P-1 and P-2 had weightless quality to lend such proof. The decisions in Kihoto Hollohan's case, Jagjit Singh's case and Rajendra Singh Rana's case surely allow for a judicial review in respect of a decision of the Speaker who acts as a Tribunal to see whether decision of the Speaker conforms to the mandate of the Constitution, which it does not.

4. Findings: (i) Malafides against the Speaker not established; (ii) no defect in pleadings

46. That leaves us with last segment which is built on mala fides of the Speaker in his decision and other minor issues. The learned Senior Counsel appearing on behalf of the petitioner would point out to the fact that Speaker had delayed decision for more than three years and he was not even prepared to abide by the undertaking which he had given before the Division bench. The Division Bench has itself made some observations about how the Speaker spoke through Solicitor General offering to set down a schedule for hearing and for disposal but resiled from them at the next hearing. The application under paragraph 6 was brought in December, 2009. The decision was rendered in January, 2013 that is more than three years after the filing of the petition. In Mayawati Vs. Markandeya Chand and others (1998) 7 SCC 517, the PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -52- Supreme Court ruled that it was absolutely necessary for every Speaker to fix a time schedule as per the relevant Rules for disposal of the disqualification proceedings. The Supreme Court observed that all such proceedings must be concluded and order could be passed within a period of three weeks from the date on which the petitions have taken on file. In this case the Speaker had taken more than three years. But the same judgment also states that the order passed even after a delay cannot be taken as perverse. There are several explanations given by the counsel appearing on behalf of the Speaker as to why the decision could not be taken: that the Speaker had to travel overseas; that the mother of the Speaker had died; that the father of the Speaker took ill; the daughter of the Speaker was getting married; three Speakers have been changed one after another. I have not enough materials to affirm what the petitioner is urging for, that the Speaker was spirited by any mala fide in the decision that he ultimately took. The Senior Counsel for the petitioner would say that the Speaker did not give up his party affiliation although Tenth Schedule itself protected the Speaker if he resigns from the original political party after his election to the office of Speaker under para 5. The simple answer to the ground raised is that there is no compulsion under the Constitution for the Speaker to resign from the party after taking over as Speaker. Para 5 of the Tenth Schedule provides for an option to the Speaker to resign. This itself has been considered in Kihoto Hollohan Vs. Zachillhu 1992 Supp (2) SCC

651. The other ground urged by the petitioner is that the Speaker had disallowed questions which would expose the hollowness of the respondents' case and he intervened and asked leading questions. No PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -53- details of the leading questions had been set forth nor are the details clearly set forth as to what was the important question that had been disallowed. Indeed, if there was any particular procedural wrong, the immunity of the Speaker's decision will itself protect such wrong from judicial scrutiny and that cannot afford a ground for expression of mala fides against the Speaker. The decision that is brought for challenge before this Court is the ultimate decision passed under an adjudication in para 6 that upholds the decision already taken on 09.11.2009. The person that passed an order on 09.11.2009 is not the person who ultimately passed the order upholding the decision. With the discontinuity of the persons who held the office of Speaker, I cannot find that one was supporting another for the mala fide cause. It is brought out in evidence that the 2nd respondent before this court took over as Speaker only during the pendency of the LPA on 02.05.2011. The operation of the Division Bench order directing disposal had been stayed by the Supreme Court on 04.01.2012 and when the matter was decided finally on 28.09.2012, the Supreme Court had fixed a time of four months that fell on 27.01.2013. The order had been passed on 13.01.2013 well within the time prescribed by the Court.

47. Some video recordings burnt on a CD have also been brought in Court to state that the Speaker had given an interview to the press soon after the decision where the Speaker has reported to have claimed that he is a member of the Congress at all times and this showed that his party affiliation gained above the post of impartiality as a Speaker. There is a contest on the electronic document produced by the 2nd respondent and the learned Senior Counsel appearing on behalf of the PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -54- 2nd respondent has relied on decisions of the Supreme Court in R.M. Malkhani Vs. State of Maharashtra AIR 1973 SC 157, Ram Singh and others Vs. Col. Ram Singh AIR 1986 SC 3 and R.K. Anand Vs. Registrar, Delhi High Court in Crl. Appeal No.1393/2008 dated 29.07.2009, all of which have laid down the law about how an electronic document has to be received. In the face of the contest, no attempt was made by the petitioner to vouch for the authenticity of the documents. I am not prepared to rely on the matters that the documents are as such to contend making reference to the alleged partial status of the Speaker to his political party.

48. Sh. S.P. Jain, Senior Advocate also argues that out of 5 defecting members, 4 had been made ministers under the Congress regime. That probably brings to truth what the bargain was to defect but will not give room for inference of mala fides for the Speaker's decision. Again, the contention was that the petitioner resigned his Assembly seat and contested Parliamentary election. In the very same constituency, the petitioner's wife contested on HJC (BL) ticket and won the election and occupied the seat in the Assembly as a HJC (BL) party member, a party, in Speaker's decision had merged with INC. It was indeed a paradoxical situation that the House witnessed an alleged merged party that must have ceased to exist was very much present in the very same House. This contradiction is possibly only in one situation i.e. when the original political party has merged with another party but the legislature party member did not accept the merger and chooses to remain in the party on whose ticket he contested and won the election. In any other situation, the presence of the original political party PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -55- member in the House is not possible. If it happens, it is itself a sure pointer to the wrong decision of the Speaker. A wrong decision of the Speaker, surely it was, as we have found, but not a mala fide one.

49. There are certain other peripheral issues which have been brought at the time of arguments. There is a contention by the Senior Counsel appearing on behalf of the 2nd respondent that the petition is bad in that the verification made does not conform to the requirements of the High Court rules. The Writ Jurisdiction (Punjab and Haryana) Rules, 1976 requires that the content of petition shall be accompanied by an affidavit in support thereof under Part II Chapter IV Vol. 5 Rule 8. The affidavit must conclude with a jurat of the declarant's own knowledge and use the expression as per Rule 9 of Chapter II Part B only facts within his own knowledge and distinguish them from facts which are not within his knowledge, by using the expression "I am informed and if such may be the case, should add "and verily believe it to be true." In this case, the verification is to the effect that 'contents of paras 1 to 42 are true to the best of my knowledge and belief as well as the official record. Legal submission are based upon the legal advice received, which is believed to be correct.' There are at all times some slackness in mentioning the specific paragraphs which are within direct knowledge and paragraphs which are not within the direct knowledge and the practice is to bring them all under one category by an affirmation that the contents brought out are all to the best of knowledge and belief. There is nothing seriously factually wrong about any of the contentions raised in the writ petition and the essential paragraphs are appraisal of legal infirmities attached to the order of the PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -56- Speaker. There is again nothing particularly within the personal knowledge of the petitioner that have a bearing to the matters asserted in the writ petition. In Dr. Mahachandra Prasade Singh Vs. Chairman Bihar Legislature Council (2004) 8 SCC 747, it was held that even the failure to comply with the rules of pleadings regarding the manner of verification as laid down under CPC, the Supreme Court held that "there is indeed no lis between the person moving the petition and the member of the House who is alleged to have incurred a disqualification. It is not an adversarial kind of litigation where he may be required to lead evidence.... On account of non-filing of an affidavit as required under Order 6 Rule 15(4) CPC, the petition would not be rendered invalid nor would the assumption of jurisdiction by the Chairman on its basis be adversely affected or rendered bad in any manner. I will not hold any serious lapse as having been made which could prejudice the respondents. I find no reason to uphold this objection taken by the Speaker in this regard.

V. Disposition

50. In the light of what has been dealt with in detail, I hold the impugned order rendered on 13.01.2013 by the Speaker to be bad in law and hence set aside. The consequences will be that the original decision taken by the Speaker on 09.11.2009 admitting the plea of merger of respondent Nos.3 to 6 and the subsequent order accepting the plea of merger by respondent No.7 on 10.11.2009 are also not valid. Respondents No.3 to 7 invite the disqualification of being members of the House on the ground of defection under Para 2 of Schedule X to the Constitution. They are also disqualified to hold any remunerative PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh CWP No.2900 of 2013 -57- political post for duration of the period commencing from the respective dates of voluntarily giving up their membership from the party viz. 09.11.2009 for respondent Nos.3 to 6 and from 10.11.2009 for respondent No.7, as provided under Article 361B of the Constitution. However, any actions performed or decisions taken, while already occupying such remunerative political post till the time of pronouncement of this judgment shall not be rendered invalid. The writ petition is allowed. There shall be, however, no direction as to costs.

(K. KANNAN) JUDGE October 09, 2014 Pankaj* PANKAJ KUMAR 2014.10.09 14:18 I attest to the accuracy and authenticity of this document Chandigarh