Patna High Court
Krishna Ballabh Sahay And Three Ors. vs Commission Of Inquiry And Ors. on 4 November, 1967
Equivalent citations: 1968(16)BLJR207
JUDGMENT R.L. Narasimham, C.J.
1. This is an application under Articles 226 and 227 of the Constitution by the former Chief Minister, Shri Krishna Ballabh Sahay (petitioner No. 1) and some of his former colleagues (petitioners Nos. 2, 3 and 4), praying for quashing notification No. S.O. 255, dated the 1st October, 1967 (Annexure B), issued by the Government of Bihar, appointing a Commission of Inquiry under Section 3 of the Commissions of Inquiry Act, 1952 (hereinafter) referred to as the Act) for the purpose of inquiring into certain alleged malpractices inculding acts of "corruption, favouritism, abuse of power", etc., said to have been committed by the petitioners when they held office of Chief Minister and Ministers during the regime of the Congress Party in the Mate or Bihar. The various periods, during which the petitioners are alleged to have committed the said malpractices have been described in detail in the notification. So far as petitioner No. 1 is concerned, the period extends from 1946 to March, 1967. Apart from the four petitioners, two other former Ministers were also included in the said notification; but they have not cared to join in this application. The Commission of Inquiry will consist of a single member, viz., Mr. Venkatarama Ayyar, a retired Judge of the Supreme Court. As the validity of the notification is under challenge, I am quoting it in full excluding only Clause (d) of paragraph 4, which according to the supplementary affidavit filed by the petitioner on the 2nd November, 1967, has been omitted by a subsequent decision of the Government:
The 1st October, 1967.
S.O. 255. Whereas allegations have been made that each of the following persons, namely:
1. Shri Krishna Ballabh Sahay, who held the office of Minister during the periods from the 16th April, 1946,,to the 5th May, 1957 and the 29th June, 1962 to the 2nd October 1963 (afternoon) and the office of Chief Minister during the period from the 2nd October, 1963 (afternoon) to the 5th March, 1967 (forenoon).
2. Shri Mahesh Prasad Sinha, who held the office of Minister during the periods from the 29th April, 1952 to the 5th May, 1957 and the 15th March, 1962 to the 5th March 1967 (forenoon).
3. Shri Satyendra Narayan Sinha, who held the office of Minister during the period from the 18th February, 1961 to the 5th March, 1967 (forenoon).
Shri Ram Lakhan Singh Yadav, who held the office of Minister during the period from the 2nd October, 1963 (afternoon) to the 5th March, 1967 (forenoon).
5. Shri Raghavendra Narain Singh, who held the office of Minister of State during the period from the 2nd October, 1963 (afternoon) to the 5th March, 1967 (forenoon), and
6. Shri Ambika Sharan Singh, who held the office of Deputy Minister during the period from the 6th May, 1967 to the 2nd October, 1963 (afternoon) and Minister of State during the period from the 2nd October, 1963 (afternoon) to the 5th March, 1967 (forenoon), by abusing and exploiting the official position or positions held by him as aforesaid, obtained pecuniary and other benefits for himself, either in his own, name or benami, and for his family, reletives and other persons in whom he was interested, and allowed them to obtain, or connived at their obtaining, pecuniary and other benefits and thereby he, his family, relatives and other persons in whom he was interested acquired vast properties and made illegal gains;
2. And whereas allegations have also been made that each of the persons above-named, during the tenure or tenures of their respective office or offices as aforesaid, otherwise indulged in corruption, favouritism, abuse of power and other malpractices;
3. And whereas the Governor of Bihar is of opinion that it is necessary to appoint a Commission of Inquiry for the purpose, of making an inquiry into the definite matters of public importance herein stated;
4. Now, therefore, the Governor of Bihar, in exercise of the powers conferred upon him by-Section 3 of the Commission of Inquiry Act, 1952 (IX of 1952), is hereby pleased to appoint a Commission of Inquiry to enquire into and report on the following matters, namely-
(a) What was the extent of the assets and pecuniary resources owned and possessed by each of the persons above-named, his family, relatives and other persons in whom he was interested, (i) at the beginning and (ii) at the end of the tenure of office or each of the offices held by him as aforesaid.
(b) Whether each of the persons above-named, during the tenure of office or offices held by him, obtained any assets, pecuniary resources or advantages or other benefits by abusing and exploiting his official position or positions and whether during the said period or periods his family, relatives and other persons in whom he was interested obtained, with his knowledge, consent or connivance, and assets, pecuniary resources, advantages or other benefits;
(c) Whether, and if so to what extent, each of the persons above-named otherwise indulged in corruption, favouritism, abuse of power and other malpractices; and
(d) * * *
5. Without prejudice to the scope of the inquiry, the Commission shall, in particular, inquire into and report on the mala fide and corrupt conduct of the persons above-named in relation to the following matters, viz -
(a) Contracts for works:
(b) Grant of mineral concessions and issue and renewal of leases, licenses and permits, particularly with respect to mines, minerals, forests, forest-products, non-ferrous matals, mills, generation and distribution of electricity, ferries, transport, etc.;
(c) Purchase and supplies of stores and materials ;
(d) appointments, transfers, promotions, etc. of officers;
(e ) institutions and withdrawals of cases ;
(f) protection to criminals and corrupt officers ;
(g) remissions of Government dues, loans and taxes ;
(h) misuse of Government money and property ;
(i) acquisition, derequisition, settlement and lease of lands;;
(j) collection of money through check-posts and
(k) any other matter which may be brought to the notice of the Commission in course of the inquiry.
6. In making the inquiry, the Commission shall examine all the allegations as may be presented before it by the Government or members of the public or organisations.
7. The Commission may also perform, such other functions as are necessary or incidental to the inquiry.
8. The Governor is further pleased, in exercise of the powers conferred by Sub-section (1) of Section 5 of the said Act to direct that all the provisions of Sub-sections (2), (3), (4) and (5) of the said Section shall apply to the said Commission.
9. The Commission shall consist of a single member, namely, Mr. Venkatarama Ayyar, a retired Judge of the Supreme Court of India, and shall submit its report within six months from the date it starts functioning.
10. The headquarters of the Commission shall be Patna.
(C.S.I./M3-1073/67/5108-,) By order of the Governor of Bihar, Sd. S.V. Sohoni, C.S. to Govt.
2. The petitioners' Counsel was fully heard on the question of admission. The learned Advocate General appeared for the opposite party, and urged that this application was not fit to be admitted, and that it should be summarily dismissed. Haying considered all the points raised by the learned Counsel for both sides and carefully scrutinised the contents of the original application filed on the 31st October, 1967, and the subsequent supplementary affidavit filed on the 2nd November, 1967, and the various enclosures attached to these two, I am satisfied that the petitioners themselves have furnished adequate materials which would justify the summary dismissal of this application.
3, The petitioners were all members of the Congress Party which was defeated in the elections held in February, 1967, The rival parties have formed a Coalition ministry with Shri Mahamaya Prasad Sinha (opposite party No. 3) as Chief Minister, opposite party Nos. 5, 6, 7, 8 and 9 are members of the Coalition cabinet from its commencement. Opposite Party No. 4 (Shri Khaleel Ahmad) is (to quote the words of the petitioners themselves) "a recent recruit to politics". He was formerly a Puisne Judge of Patna High Court for several years, and was subsequently transferred to Orissa as Chief Justice.; When the Coalition Ministry was formed in March, 1967, he was serving as Chief Justice of the Orissa High Court, and the superannuated from there later on. He has been recently made a Minister in the Coalition Cabinet.
4. The Coalition Ministry was formed on the 5th March, 1967, and a few days thereafter, on the 17th March, 1967, in the Governor's address to the Legislature, it was announced that an inquiry would be made against the conduct of the ex-Ministers (including the petitioners) which would be conducted either by a sitting Judge of this High Court or of the Supreme Court. From Annexure A, it appears that, in July, 1967, Shri Bhola Prasad Singh, a member of the Coalition Ministry, announced that the impending inquiry against the former Ministers had unnerved them, and that they were making desperate attempts either to oust the Coalition Government or to impose President's rule. The petitioners, however, have given a slightly different version, and stated in paragraph 5 of the application that a large number of supporters of the Coalition Minis try have joined hands with the petitioners, and that,the Coalition Ministry has lost the majority in the legislature. Here, we are not concerned with the truth or otherwise of these allegations and counter allegations: It is sufficient to say that the announcement made by the Government as early as the '17th March, 1967, regarding the appointment of a Commission of Inquiry to inquire into the conduct of the ex-Ministers was not a mere empty assurance but the new Ministry was taking active steps to implement the same. It is admitted by the petitioners (see paragraph 6) that, after the appointment of Shri Khaleel Ahmad as a Minister, he was put in charge of the affairs dealing, with the inquiry against the former Congress Ministers, and that he travelled extensively all over India with a view to find out a suitable gentleman who would agree to preside over the Commission of Inquiry. Ultimately Mr. Venkatarama Ayyar was persuaded to agree, and the impugned notification was issued on the 1st October, 1967. It is admitted that the Commission has issued notice to all concerned and fixed the 6th November, 1967, for preliminary hearing.
5. The learned Advocate General, first, contended that the primary object of the petitioners was to utilize the machinery of this Court for the purpose of political propaganda against their political rivals, viz., members of the present Coalition Ministry, and that many allegations which were wholly irrelevant or not material for the purpose of the application, have been introduced mainly to discredit the members of the present Ministry. This argument seems to be fully justified. Statements against the present Chief Minister, such as he "was abnormally emotional and impractical verging on the line of being indisciplined towards the leadership", that "he was not considered to be responsible enough to be associated with a governmental position by the then leadership" and the specific instances of alleged acts of misconduct said to have been committed by the present Chief Minister and several of his colleagues in the supplementary affidavit are not really relevant for the purpose of this application. The petitioners have even gone to the extent of alleging that the members of the present Ministry committed various crimes, and an attempt was to justify these allegations on the ground that they were relevant for the purpose of showing that the subsequent decision of the Government to omit Clause (d) of Paragraph 4 from the notification was based on mala fide grounds. In my opinion, even for this limited purpose, a catalogue of the various crimes and malpractices alleged to have been committed by the members of the present Ministry, including the Chief Minister, was wholly unnecessary, and there is much force in the comment of the Advocate General that this Court has been used, as it were, as a political platform to indulge in mud-slinging against the members of the present Ministry for some ulterior purposes.
6. This conclusion will be strengthened if the delay in filing this application is carefully considered. I have already shown that the petitioners were not taken by surprise by issue of the notification on the 1st October, 1967. They knew from the 17th March, 1967, about the impending nature of the inquiry, and the annexures filed by them show clearly what happened between March and the 1st October. If really they had a genuine grievance against the impugned notification, one would ordinarily expect them to file this application in this Court on the 18th October, when the Court re-opened after the Puja holidays. No satisfactory reason has been given for filing this application on the 31st October, knowing full well that the Commission of Inquiry will commence its sittings from the 6th November, and that, between the 31st October and the 6th November, there were only two working days of the High Court, viz., the 2nd November and the 4th November, the 1st, the 3rd and the 5th November being holidays. This conduct of the petitioners in filing this application at the last moment, just when the inquiry is about to commence, would justify the comment that this application has been filed not for the genuine purpose of redress of the petitioners' grievances, if any, but mainly for the tactical purpose of getting the inquiry postponed at the last moment (if the Court could be persuaded to admit the application and grant stay), and utilize the time thus obtained for political purposes referred to both in paragraph 5 of the application and in some of the annexures. It is admitted by the "petitioners that the members of their party (Congress Party) in the Legislature have joined hands with some other members, who,have ceased to support the Government, and that there is a move by these pet sons to topple the 'present Government (see paragraph 6 of the application). The right of a party to move this Court for relief under Article 226 of the Constitution should not be used primarily for a political purpose or merely by way of a tactical device to get the inquiry postponed in the hope that, after such postponment, something favourable may turn up.
7. In the well known case of The State of Jammu and Kashmir v. Bakshi Gulam Mohammad , their Lordships of the Supreme Court have laid down the following principles regarding the utilization of the provisions of the Act for inquiry into the conduct of ex-Ministers:
(i) It is of public importance that public men failing in their duty should be called upon to face the consequences, and that lapses on the part of Ministers should be exposed. The cleanliness of public life in which the public should be vitally interested must be a matter of public importance (paragraph 10 ibid). Hence, the appropriate Government has jurisdiction to appoint a Commission of Inquiry under the Act to inquire into the conduct of former Ministers, including former Chief Minister.
(ii) An inquiry into the conduct of a Minister would necessarily be ordered by the succeeding/Government after he ceases to hold office because it cannot be expected that the Minister concerned would himself order inquiry into his conduct (paragraph 8 ibid).
(iii) Such an inquiry will not offend Article 14 of the Constitution nor will it in any way go against the well known principle of joint responsibility of the Cabinet. There is a reasonable basis for classifying either one or some of the former Ministers for the purpose of inquiry with a view to ascertain whether he or they have abused his or their official position while in office. Merely because other members of the former Cabinet, against whom there is no allegation of malpractice, are excluded, the order would not contravene Article 14(paragraph 17 ibid).
(iv) In considering the bona fide of the succeeding Government in ordering inquiry, the fact that they did not initiate criminal proceedings against the former Ministers and that they took special care to appoint a person of unimpeachable integrity and competence, such as a retired Judge of the Supreme Court of India, are all relevant factors to be given due weight (paragraph 16 ibid).
8. The aforesaid judgment of the Supreme Court is thus a complete answer to reasons Nos. V, VI, VII and VIII mentioned under paragraph 11 of the application. It will be fantastic to say that the appointment of a Commission of Inquiry to look into the conduct of some of the former Ministers is either "ultra vires of the Constitution" or is "against the basic principles of democratic and parliamentary form of government" or it offends Article 14 or any other Article of the Constitution.
9. It is true that, as the Commission of Inquiry has been appointed under the provisions of the Act, the necessary conditions requisite for the exercise of the statutory power of the Government must exist. Section 3 of the Act authorises the appropriate Government to appoint a Commission of Inquiry (i) if it is of opinion that it is necessary to do so, and (ii) the purpose of the inquiry is into a definite matter of public importance, Here, the impugned notification says that allegations were made against the four petitioners and two other former Ministers that they abused and exploited their official position while holding office and that they indulged in various malpractices mentioned in paragraph 2. Paragraph 3 of the notification further says that, in the opinion of the Governor of Bihar, it was necessary to appoint a Commission of Inquiry to look into these matters which were definite matters of public importance. Paragraph 4 is couched in very wide terms as regards the scope of the inquiry. But paragraph 5 specifies certain matters which were specifically required to be looked into. There can be no doubt that the impugned notification strictly conforms to the requirements of Section 3 of the Act as interpreted in the aforesaid judgment of the Supreme Court.
10. The main attack against the validity of the notification is based on allegations of mala fide. The former Chief Minister, Shri Krishna Ballabh Sahay (petitioner No. 1) has been described as the main target of attack, and the other three petitioners have been described as "his supporters". It is alleged that there was prolonged political rivalry between Shri Krishna Ballabh Sahay (petitioner No. 1) and the present Chief Minister, Shri Mahamaya Prasad Sinha (opposite party No. 3), and it is further stated that, for a long period of years, Shri Mahamaya Prasad Sinha was very anxious to hold office and power in the Congress Party, that his ambition was frustrated mainly by the activities of Shri Krishna Ballabh Sahay, and that, on account of this frustration, he resigned from the Congress Party and formed the rival party which is now in power. It is further alleged that Shri Mahamaya Prasad Sinha was angry with Shri Krishna Ballabh Sahay because he exposed his misdeeds in respect of what was known as "Molasses Scandal", that he prevented him from getting elected as the President of the Bihar Provincial Congress Committee in 1952, and that he refused to give him any office in the previous ministry, including the chairmanship of the Legislative Council. As regards Shri Kamakhya Narayan Singh (opposite party No. 7), Raja of Rarngarh, and his brother Shri Basant Narayan Singh (opposite party No. 8), it is stated that they were deadly enemies of Shri Krishna Ballabh Sahay, and that they joined hands with Shri Mahamaya Prasad Sinha, who was the political enemy and rival of Shri Krishna Ballabh Sahay. Against Shri: Ramanand Tiwary (opposite party No. 6) and Shri Khaleel Ahmad (opposite party No. 4) also, specific instances have been given in the application to show that they bore grudge against Shri Krishna Ballabh Sahay because he did not accede to their special prayers for grant of personal favours.
11. It will thus be seen that the petitioners themselves in their application have made out a case that the principal political rival and enemy of the members of the present Government was none else but Shri Krishna Ballabh Sahay, and that the other petitioners were included in the notification because they happened to be his supporters. Yet the affidavit in support of the application has not been sworn by Shri Krishna Ballabh Sahay but by Shri Ram Lakhan Singh Yadav (petitioner No. 4), who claims to have personal knowledge of many of these allegations. The Advocate General rightly objected to our accepting such an affidavit, specially in respect of alleged conversations between Shri Krishna Ballabh Sahay and some of the Ministers. For instance, it is alleged that Shri Ramanand Tiwary (opposite party No. 6) personally appreached Shri Krishna Ballabh Sahay for the purpose of withdrawal of a criminal case pending against his son, and he felt annoyed with Shri Krishna Ballabh Sahay because the latter did not accede to his request. The competent person to speak about this alleged request is none else but Shri Krishna Ballabh Sahay, but he would not swear an affidavit in support of the statement. Then, again, Shri Khaleel Ahmad (opposite party No. 4), when he was a Puisne Judge of the Patna High Court, is said to have made a personal request to Shri Krishna Ballabh Sahay to support his candidature for appointment as Chief Justiceof the Patna High Court. This instance also should have been supported by an affidavit filed by Shri Krishna Ballabh Sahay himself. On all these matters, the affidavit by Shri Ram Lakhan Singh Yadav (petitioner No. 4) will not suffice even to establish a prima facie case. It is highly improbable that, even if such personal requests were made to Shri Krishna Ballabh Sahay by those two persons, they would have made them in the presence of any other person, such as Shri Ram Lakhan Singh Yadav. I would, therefore, reject the affidavit of Shri Ram Lakhan Singh Yadav as establishing even prima facie that Shri Ramanand Tiwary (opposite party No. 6) and Shri Khaleel Ahmad (opposite party No. 4) felt annoyed with Shri Krishna Ballabh Sahay because he did not grant them personal favours when asked for. Apart from this reason, the allegation of mala fide against Shri Khaleel Ahmad cannot possibly stand. The decision to appoint the Commission was taken as early as March, 1967, when he was functioning as the Chief Justice of the Orissa High Court. It is not the case of the petitioners that, even then, the present Ministry was in contact with him or else that he shared in their mala fide intention to harass the petitioners by the appointment of such a Commission. It is true that he became a Minister prior to the issue of the impugned notification on the 1st October; but that notification was issued solely by way of implementing the assurance given by the Governor on the floor of the Assembly, and no mala fide could be attributed to Shri Khaleel Ahmad so far as the issue of this notification is concerned.
12. So far as deadly enmity between Shri Krishna Ballabh Sahay and Shri Kamakhya Narayan Singh (opposite party No. 7) and Shri Basant Narayan Singh (opposite party No. 8) is concerned, Mr. Sen for the petitioners invited our attention to an observation in Mineral Development Ltd. v. The State of Bihar , where political rivalry between Shri Krishna Ballabh Sahay and Shri Kamakhya Narayan Singh (opposite party No. 7) was judicially noticed. For the purpose of this application, I shall assume that, apart from political rivalry, there was deadly personal enmity also between Shri Kamakhya Nar ay an Singh (opposite party No. 7) and his brother, Shri Basant Narayan Singh (opposite party No. 8), on the one hand and Shri Krishna Ballabh Sahay on the other. So far as the remaining members of the present Ministry are concerned, the petitioners have failed to establish even prima facie that there is any personal animosity or grudge either against petitioner No. 1 or against the other three petitioners. The allegations against Shri Mahamaya Prasad Sinha deal with his political activities. Thus, in paragraph 3 of the application he has been described as "political enemy and rival" of Shri Krishna Ballabh Sahay. His resigning from the Congress and starting a rival party was characterized as "throwing to the winds all questions of political propriety and morality". In reason No. 1 below paragraph 11 of the application, the object of the appointment of the Commission of Inquiry was alleged to drive the petitioners out of the "political life" and use it as a weapon of "political vendatta". In the supplementary affidavit also, in paragraph 8, the petitioners have been described as "the political rivals of the present United Front Ministry", and it is further stated as follows:
Their sole object has been only to set up a commission and limit its enquiry only to a few named individuals, who happen to be the principal political rivals of opposite party No. 3 and the United Front Ministry in Bihar with a view to achieving a political advantage over them.
13. The acute personal animosity between the Raja of Ramgarh and his brother, Shri Basant Narayan Singh (opposite party Nos. 7 and 8), and Shri Krishna Ballabh Sahay (petitioner No. 1) alone will not suffice to show that the former two persons could influence all the members of the present Cabinet to combine with them for the purpose of harassing Shri Krishna Ballabh Sahay for personal reasons. Such an argument will fail completely as regards petitioners Nos. 2, 3 and 4, against whom it is not even alleged that any of the members of the present Ministry has personal grudge or animosity.
14. The crucial question, therefore, for consideration now is whether, on a mere allegation that the members of the present Government are political rivals and have political enmity with the members of the former Government, it can be held that there are prima facie sufficient grounds for admitting this application. The Advocate General rightly pointed out that in any democratic form of Government where party system prevails, the new Government formed after the defeat of the previous Government in the elections will invariably consist of political rivals or enemies of the previous Ministers, and, if that alone is considered sufficient for holding that the exercise of power by the new government under Section 3 of the Act is mala fide, the provisions of the Act can never be applied in inquiring into the conduct of previous Ministers and that Section will become a dead letter for that purpose. This argument is, I think, very sound. Section 3 of the Act confers power on the Government to appoint a Commission of Inquiry provided the other conditions mentioned in that Section are satisfied. In Bakshi Gulam Mohammad's case A.I.R. 1967 S.C. 122, their Lordships of the Supreme Court have definitely held that a Government in power may appoint a Commission to inquire into the conduct of a previous Chief Minister or Minister, as the case may be. If the succeeding Ministry consists of persons who are political or personal friends of the previous Ministers, they cannot possibly be expected to appoint a Commission of Inquiry into their conduct. Hence, once it is conceded that the conduct of the previous Ministers may be inquired into by the succeeding Government, as it is a matter of public importance (provided the other conditions are satisfied), it necessarily follows that the political animosity between the two ceases to have much significance. I cannot accept the extreme contention put forward by Mr. Sen that, once it is established that the new Ministers are political rivals and enemies of the previous Ministers, any order of the new Government passed under Section 3 of the Act must be struck down as mala fide. Such an argument would give complete immunity to. all Ministers from any probe into their activities, however objectionable they may be, by succeeding Governments.
15. The Parliament conferred statutory power under Section 3 of the Act on the "appropriate Government" to appoint a Commission to inquire into the conduct of any person, knowing that, in any democratic form of Government as envisaged in the Constitution, the party for the time being in power will, in a large number of instances, consist of persons who are bitter political rivals and enemies of their predecessors-in-office. With this knowledge, if the Parliament really intended to disqualify the Government for the time being in office from directing a probe into the conduct of their predecessors, it would have indicated this intention in the Act itself by providing that inquiry into the conduct of ex-Ministers can be ordered not by the Government in power but by an independent body. I am not suggesting that the absence of such a provision in the Act completely disentitles a litigant from challenging the validity of the exercise of statutory power on the ground of mala fide: I only wish to emphasise that the allegations of mala fide must be based not solely on the ground that the members of the new Government are bitter political rivals and enemies of their predecessors-in-office. It is true that this rule will have to be relaxed where the statutory power to be exercised is of a judicial nature. It is well settled that judicial power must be so exercised as to ensure that not only is justice done but that justice appears to have been done. This principle can, however, have no application here because it is not contended by Mr. Sen that, in exercising power under Section 3 of the Act, the Government exercised judicial power. In the well-known case of Ram Krishna Dalmia v. Shri Justice S.R. Tendolkar , their Lordships of the Supreme Court held that even the Commission appointed under Section 3 does not exercise judicial power. The Government, appointing the Commission, cannot possibly be held to exercise judicial power.
16. For the purpose of establishing mala fide, therefore, the petitioners must furnish prima facie some other materials apart from mere political rivalry and enmity between them and members of the present Government. Not only are such materials totally wanting here, but the petitioners themselves have furnished the following materials to show the bona fide of the new Government in this respect:
(i) There was no unseemly haste in appointing the Commission of Inquiry. Though the announcement of the Governor was made on the 17th March, 1967, the Government took sufficient time to collect the necessary materials and to appoint the Commission on the 1st October.
(ii) Though the allegations against the petitioners disclosed criminal offences, nevertheless the present Government have not initiated prosecutions against them, which they could easily have done because the police is under their control.
(iii) The present Government made an elaborate search all over India with a view to find out a suitable person to preside over the Commission of Inquiry, and, at last, selected such an eminent retired Judge of the Supreme Court as Shri Venkatajrama Ayyar. Mr. Sen, very fairly, stated at the commencement of his argument that the petitioners have the highest regard for his ability and integrity and that they have nothing to say against him. If the members of the present Government were actuated by mala fide motive, they would have chosen some other person who would be amenable to their control and influence and not a person of such outstanding eminence and integrity,
(iv) There is no categorical assertion anywhere either in the application or in the supplementary affidavit to the effect that allegations against the petitioner were not made, as stated in the impugned notification, or else that the allegations were either baseless or unfounded or else that there was not even a prima facie case for the present Government to appoint a Commission. The petitioners have not categorically denied as untrue or baseless the allegations about their indulging in malpractices and other objectionable acts during their tenure of office. This has been left for inference from the general tenor or the petitions.
(v) The present Ministry admittedly has no special animus towards petitioners Nos. 2, 3 and 4. The learned Advocate General contended that the statement in the application that Shri Mahesh Prasad Sinha (petitioner No. 2) and Shri Satyendra Narayan Sinha (petitioner No. 3) were supporters of Shri Krishna Ballabh Sahay could not be believed because it was a notorious fact (of which judicial notice could be taken) that it was the dissension between these three persons which was mainly responsible for the defeat of the Congress in the last elections. Apart from taking judicial notice of this notorious fact, support for it is found in Annexure B to the supplementary affidavit filed by the petitioners themselves. It contains a statement made by Shri Mahesh Prasad Sinha (petitioner No. 2) on the 20th October, 1967. There he stated amongst other matters:
Mr. Inderdeep Singh, Minister for Revenue, said to the Press recently that the enquiry related to the period when the new Ministry came in after the Kamraj scheme, i.e. since Mr. K.B. Sahay became the Chief Minister, I have been crying hoarse that this enquiry would be taken up and finished soon.
A careful scrutiny of this Press note by Shri Mahesh Prasad Sinha would show that he wanted to make a distinction between Congress Party on the one hand and Shri Krishna Ballabh Sahay on the other, and was "crying hoarse" to get an inquiry made into the conduct of Shri Krishna Ballabh Sahay after he became Chief Minister, and to get it completed as soon as possible. He has made special grievance of the fact that, instead of concentrating on Shri Krishna Ballabh Sahay, the present Ministry have widened the scope of the inquiry by including other members of the Congress Party. This statement, which was filed by the petitioners themselves, shows clearly that Shri Mahesh Prasad Sinha, at any rate, could not be called a supporter of Shri Krishna Ballabh Sahay to such an extent as to justify the inference that any political enemy of Shri, Krishna Bailabh Sahay is necessarily a political, enemy or rival of Shri Mahesh Prasad Sinha. Hence, the present Ministry could not possibly be actuated by any mala fide motive in appointing this Commission of Inquiry, against petitioners 2, 3, and 4.
16. It was then contended that specific circumstances of alleged malapractices have not been given in the impugned notification, that the allegations are somewhat vague and general, that they extend over a long period, and that the inquiry must be prolonged indefinitely. These are, howrever, not matters which are relevant at this stage. Though the terms of reference are undoubtedly very wide, in paragraph 5 they have been classified under various heads. Section 3 of the Act does not require specific instances to be given in the notification, and the terms of reference in the impugned notification are very similar to those in the Dalmia case A.I.R. 1958 (S.C.) 538 at p. 546 where their Lordships did not strike down the notification on this ground. Any defect in respect of these matters can be cured by making appropriate application before the Commission of Inquiry, who will undoubtedly see that rules of natural justice and fair-play are strictly followed.
17. I may now refer to the supplementary affidavit in which the deletion of Clause (d) of paragraph 4 of the notification was mentioned as an instance to prove mala fide because the present Ministers were apprehensive that, if this clause had remained, their own conduct during the relevant period might be exposed. I have already shown how specific instances of alleged acts of misconduct said to have been committed by some of the members of the present Government have been mentioned in detail in the supplementary affidavit, presumably for political propaganda. The Government's power to vary or amend the impugned notification is beyond question. The petitioners themselves, in the supplementary affidavit, have emphasised that the primary object in deleting Clause (d) was to Hunt the inquiry to the principal political rivals of the present Ministry [have already shown that mere political rivalry or enmity will not suffice for the purpose of striking down the notification. Hence, the deletion of Clause (d) of paragraph 4 does not materially strengthen the case of the petitioners so far as allegation of mala fide is concerned.
18. Lastly, I take up the constitutional question regarding the valid functioning of the Governor after the expiry of the five-year term of his office. It is stated in the application that this term expired on the 6th May, 1967; but, by that date, no successor to the present Governor, Shri M.A. Ayyangar, was appointed. It was, therefore, urged that, after the 6th May, Slid M.A. Ayyangar could not validly continue in his office as a Governor. Clause (3) of Article 156 of the Constitution is as follows:
Subject to the foregoing provisions of this article, a Governor shall hold office for a term of five years from the date on which he enters upon his office:
Provided that a Governor shall, notwithstanding the expiration of his term, continue to hold office until his successor enters upon his office.
Mr. Sen's contention is that the proviso would apply only if the notification of the appointment of the succeeding Governor is made prior to the expiry of the period of five years of the outgoing Governor and the succeeding Govrenor assumes office after the expiry of that period. He contended that the proviso cannot apply where the successor to the Governor is not appointed prior to the expiry of the period of five years. No authority has been cited in support of this narrow construction of the proviso. The language of the proviso is wide enough to include not only those instances where the successor, though appointed prior to the expiry of the period, assumes office thereafter but also to those cases like the present one where the appointment of the successor is "self made sometime after the expiry of the period of five years of the outgoing Governor. We should not put an artificial restriction on the construction of the words which are wide enough to include both classes of appointments. It is true that, ordinarily, the appointment of the succeeding Governor may be expected to be made prior to the expiry of the period of five years of his successor but there may be exceptional circumstances when such appointment cannot be announced within the said period. 1 think the proviso is intended to permit the continuance in office of the outgoing Governor until his successor is appointed and enters office. The reason is quite clear. Under Article 153, there shall be a Governor for each State, and the Constitution does not contemplate a State without a validly functioning Governor even for a day. In the absence of express words in the nroviso to Clause (3) of Article 156, the Court should not put a very narrow construction which will have the effect of creating, as it were, a vacuum in the office of the Governir of a State, if, due to unforeseen circumstances, the appointing authority, viz., the President, is unable "to appoint his successor in time. In my opinion, the constitutional ground taken is wholly untenable.
19. For these reasons, the application is dismissed.
B.N. Jha, J.
20. I agree.