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 5, Cited by 0]

Gujarat High Court

Rajesh vs Union on 10 February, 2011

Author: Jayant Patel

Bench: Jayant Patel

   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

WPPIL/2/2011	 22/ 22	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

WRIT
PETITION (PIL) No. 2 of 2011
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE JAYANT PATEL  
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

 
=========================================================


 

RAJESH
HIMMATLAL SOLANKI - PETITIONER
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 3 - RESPONDENT
 

=========================================================
 
Appearance : 
MR
HR SOLANKI for
PETITIONER : 1, 
MR MK VAKHARIA for RESPONDENT : 1, 
None for
RESPONDENT : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 10/02/2011 

 

 
 

CAV JUDGMENT

(Per : HONOURABLE MR.JUSTICE JAYANT PATEL) The question arise in the petition is as to whether offering of prayers at "Foundation Laying Ceremony", called in popular language as "Bhoomi Pujan" for construction of new building could be said as non-secular activity?

The another question incidentally arise for the consideration is the bonafides of the petitioner in the present petition as per the norms set by the Apex Court in the recent decision in the case of State of Uttaranchal Vs. Balvantsinh reported at (2010) 3 SCC 402.

On 01.05.2010, the Foundation Laying Ceremony/Bhoomi Pujan has been performed and therefore, on facts, to that extent, one has to accept and based on such facts, the questions arise in the petition as sought to be raised by the petitioner claiming himself to be the journalist, are required to be considered and examined.

We may record that at the first hearing of the matter before us, when certain queries were raised by the Court, the petitioner submitted that he is not an advocate and therefore, he would like to engage an Advocate and prayed time. We permitted so and thereafter, we have heard Mr.Girish Patel, with Mr.Purvish Malkan, learned counsels who have appeared in the matter for the petitioner.

Much emphasis was given by the learned counsel for the petitioner on the aspects of the secular character of our Constitution and the word "Secular" incorporated in the preamble of the Constitution read with the relevant Articles of the Constitution provided for right to freedom of religion were pressed in service. It was submitted that as per the constitutional debates which had taken place before our Constitution came into force, there were various discussions on the said aspect, some of which are referred to in the petition and some were submitted at the time of hearing to contend that the State cannot have any religion. Any action on the part of the State to identify itself with any particular religion could be said to be non-secular activity on the part of the State. It was contended that offering prayers with the help of Pandits who spoke Sanskrit slokas at the Bhoomi Pujan could be termed as identification by the Constitutional dignitaries or the High Court with Hindu religion and such activity would hurt the religions feeling of the citizens who professes other religion and therefore, such action can be said as non-secular and deserves to be declared as unconstitutional. It was submitted that the petitioner has no enmity with any Constitutional dignitaries who offered prayers at the ceremony including the other Honourable Judges who attended and participated at the function, but such function can be said as resulting into creating adverse feeling amongst the other persons who do not believe in Hindu religion. It was also submitted that the High Court being the highest judiciary in the State should guard the constitutional rights given to all citizens and should maintain the secular character of the State. The performance of such ceremony as per Hindu religion would shake the confidence of the people who do not believe in Hindu religion and therefore, the action deserves to be declared as unconstitutional as prayed in the petition. It was also submitted that secularism being one of the basic character of the Constitution, even Parliament cannot amend the Constitution so as to alter the basic structure of the Constitution. Therefore, such would equally apply to the High Court which is the highest judiciary in the State and the constitutional body to guard the rights of the citizen in the State.

We need to emphasise that our constitution is supreme and the preamble and the various rights provided for freedom of religion under the Constitution do make it abundantly clear that secularism is the core or basic character of our Constitution and no further discussion would be required on the said aspects. At the same time, we do lay emphasis that any action on the part of the State or its instrumentality resulting into non-secularism has to be held as unconstitutional. But we need to examine the true and correct meaning of the word "secularism".

SECULARISM :

In S.R. Bommai Vs. Union of India reported at (1994) 3 SCC 1, the Apex Court had an occasion to examine the said aspect in great detail. In the said decision, the Apex Court (through K. Ramaswamy, J.) (concurring with the majority) observed that secularism in the Constitution is not anti God and it is sometimes believed to be a stay in a free Society. The secularism, therefore, represents faiths born out of the exercise of rational faculties. It enables people to see the imperative requirements for human progress in all aspects and cultural and social advancement and indeed for human survival itself. It also not only improves the material conditions of human life, but also liberates the human spirit from bondage of ignorance, superstition, irrationality, injustice, fraud, hypocrisy and oppressive exploitations. In other words, though the whole course of human history discloses an increasing liberation of mankind, accomplished thought, all is covered by the term secularism. It was further observed that secularism operates as a bridge to cross over from tradition to modernity. The Indian State opted this path for universal tolerance due to its historical and cultural background and multi-religious faiths. Secularism in the Indian context bears positive and affirmative emphasis. Religions with secular craving for spiritual tolerance have flourished more and survived for longer period in the human history than those who claimed to live in a non-existent world of their own. Positive secularism, therefore, separates the religious faiths personal to man and limited to material, temporal aspects of human life. Morality under positive secularism is a pervasive force in favour of human freedom or secular living. Positive secularism gives birth to biological and social nature of the man as a source of morality. True religion must develop into a dynamic force for integration without which the continued existence of human race itself would become uncertain and unreal. Secularism teaches spirit of tolerance, catholicity of outlook, respect for each other's faith and willingness to abide by rules of self-discipline. The more devoted a person in his religious belief, the greater should be his sense of heart, spirit of tolerance, adherence of secular path. Secularism, therefore, is not antithesis of religious devoutness. Our religious tolerance received reflections in our constitutional creed. It was also observed that Religion in the positive sense, is an active instrument to allow the citizen full development of his person, not merely in the physical and material but in the non-material and non-secular life. Religion is one of belief personal to the individual which binds him to his conscience and the moral and basic principles regulating the life of a man had constituted the religion, as understood in our Constitution. Freedom of conscience allows a person to believe in particular religious tenets of his choice. It was observed that the State does not extend patronage to any particular religion, State is neither pro particular religion nor anti particular religion. It stands aloof, in other words maintains neutrality in matters of religion and provides equal protection to all religions subject to regulation and actively acts on secular part. The concept of "secularism" was not expressly engrafted while making the Constitution, its sweep, operation and visibility are apparent from fundamental rights and directive principles and their related provisions. It was made explicit by amending the preamble of the Constitution (42nd Amendment Act). The concept of secularism of which religious freedom is the foremost appears to visualise not only of the subject of God but also an understanding between man and man. Secularism in the Constitution is not anti-God and it is sometimes believed to be a stay in a free society. Matters which are purely religious are left personal to the individual and the secular part is taken charge by the State on grounds of public interest, order and general welfare.
In Ramjanmabhumi Babri Masjid issue, for acquisition, in case of Dr.M.Ismail Faruqui Vs. Union of India reported at AIR (1995) SC 605, it was observed that the concept of secularism embodied in the constitutional scheme as a creed adopted by the Indian people has to be understood. After considering the earlier decision of the Apex Court in the case of S.R. Bommai (supra), it was observed that the provisions of section 7(2) of the Acquisition of Certain Area at Ayodhya Act, 1993, in now way curtains the practice of the right of worship of the Muslim community in the disputed area. Further, any step taken to arrest escalation of communal tension and to achieve communal accord and harmony can, by no stretch of argumentation, be termed non-secular much less anti-secular or against the concept of secularism-a creed of the Indian people embedded in the ethos. It was observed that the constitutional scheme that do guarantee equality in the matter of religion to all individuals and the groups irrespective of their faith emphasising that there is no religion of the State itself. The preamble indicates that it is in this manner, the concept of secularism embodied in the constitutional scheme as a creed adopted by Indian people has to be understood. The concept of secularism is one facet of the right to equality woven as the central golden thread in the fabric depicting the pattern of the scheme in our Constitution.
In State of Karnataka Vs. Dr.Pravin Togadia reported at (2004) 4 SCC 684, the Apex Court observed that welfare of the people is the ultimate goal of all laws and State action, and above all the Constitution. They have one common object, that is to promote the well-being and larger interest of society as a whole and not of any individual or particular groups carrying any brand names. It is inconceivable that there can be social well-being without communal harmony, love for each other and hatred for none. The core of religion based upon spiritual values, which the Vedas, Upanishad and Puranas were said to reveal to mankind, seem to be "Love others, serve others, help ever, hurt never" and "Servae Jana Sukhino Bhavantoo".
The true meaning of the word "secular" can be termed as based on principles of "Vasudeva Kutumbakam". If to be understood in context of religion, it can be said that let the religion allowed to be followed by those who wants to follow.
The aforesaid appears to be the true and real meaning of secularism, viz., equal treatment to all religions by the State. Secularism is a broad religio-traditional consensus and can be termed based on the principles of "Vasudeva Kutumbakam" - Live and let other live. Follow the religion by those who want to follow.
DHARMA AND RELIGION - SEPARATE:
The Apex Court in the case of A.S.Narayana Deekshitulu Vs. State of A.P. & others reported at (1996) 9 SCC 548, observed that the word "Dharma" denotes upholding, supporting, nourishing, which upholds, nourishes or supports the stability of the society, the maintenance of social order and the general well-being and progress of humankind. Whatever conduces to the fulfillment of these objects is Dharma. It is "Sarva Dharma Samabhav". It is further observed that the religion as used in Articles 25 and 26 of the Constitution must be construed in its etymological sense. Essentially, religion is what a person regards as cosmos, his maker or his creator which, he believes, regulates the existence of insentient beings and the forces of the universe. Religion is not necessarily theistic and in fact there are well-known religions in India itself like Budhism and Jainism which do not believe in the existence of God. In India, Muslims believe in Allah and have faith in Islam; Christians in Christ and Christianity; Parsis in Zoroastrianism; Sikhs in Gurugranth Sahib and teachings of Gurunanak Devji, its founder, which is a facet of Hinduism like Brahamos, Aryasamaj etc. It was observed that every religion must believe in a conscience and ethical and moral precepts. Therefore, whatever binds a man to his own conscience and whatever moral or ethical principle regulate the lives of men believing in that theistic, conscience or religious belief that alone can constitute religion as understood in the Constitution which forsters feeling of brotherhood, amenity, fraternity and equality of all persons which find their foot-hold in secular aspect of the Constitution. Secular activities and aspects do not constitute religion which brings under its own cloak every human activity. There is nothing which a man can do, whether in the way of wearing clothes or food or drink, which in not considered a religious activity. Every mundane or human activity was not intended to be protected by the Constitution under the guise of religion. It was observed that all secular activities which may be associated with religion but which do not relate or constitute an essential part of it may be amenable to State regulations but what constitutes the essential part of religion may be ascertained primarily from the doctrines of that religion itself according to its tenets, historical background and change in evolved process, etc. The concept of essentially is not itself a determination factor. It is one of the circumstances to be considered in adjudging whether the particular matters of religion or religious practices or belief are an integral part of the religion. It must be decided whether the practices or matters are considered integral by the community itself. Though not conclusive, this is also one of the facets to be noticed. The practice in question is religious in character and whether it could be regarded as an integral and essential part of the religion and if the Court finds upon evidence adduced before it that it is an integral or essential part of the religion, Article 25 accords protection to it. Though the performance of certain duties is part of religion and the person performing the duties is also part of the religion or religious faith or matters of religion, it is required to be carefully examined and considered to decide whether it is a matter of religion or a secular management by the State. In the very decision, the Apex Court (through Hansaria, J.) (supplementing), observed that the very often the words 'religion' and 'dharma' are used to signify one and the same concept or notion. To put it differently, they are used interchangeably. Dharma is said to be "Sanatana", i.e., one which has eternal values; one which is neither time-bound nor space-bound. It is because of this that Rigveda has referred to the existence "Sanatan Dharmani". This concept of 'dharma', therefore, has been with us for time immemorial. Dharma is for stability of the society, maintenance of social order and well being and progress of humankind. Whatever conduces to the fulfillment of these objects is Dharma.
In deciding the question as to whether a given religion practice is an integral part of the religion or not, the test always would be whether it is regarded as such by the community following the religion or not. This formula may in some cases present difficulties in operation. Take the case of a practice in relation to food or dress. If in a given proceeding, one section of the community claims that while performing certain rites while dress is an integral part of the religion itself, whereas another section contends that the yellow dress and not the white dress is the essential part of the religion, how is the Court going to decide this question. Similar disputes may arise in regard to food. In cases where conflicting evidence is produced in respect of rival contentions as to competing religious practices, the Court may not be able to resolve the dispute by a blind application of the formula that the community decides which practice is an integral part of its religion, because the community may speak with more than one voice and the formula would, therefore break down. This question will always have to be decided by the Court and in doing so, the Court may have to enquire whether the practice in question is religions in character and if it is, whether it can be regarded as an integral or essential part of the religion, and the finding of the Court on such an issue will always depend upon the evidence adduced before it as to the conscience of the community and tenents of its religion. Otherwise, purely secular practices which are not an essential or integral part of the religion are apt to be clothed with a religions form and may make a claim being treated as religious practices within the meaning of fundamental rights of freedom of religionas provided by the Constitution. It is true that the decision of the question as to whether a certain practice is religions practice or not, as well as the question as to whether the affair in question is an affair in the matter of religion or not, may present difficulties because sometimes practices, religious and secular, are inextricably mixed up. This is more particularly so in regard to Hindu religion because as is well known, under the provisions of ancient Smritis, all human actions from birth to death and most of the individual actions from day to day are regarded as religions in character. As an illustration, if an obviously secular matter is claimed to be matter of religion, or if an obviously secular practice is alleged to be religious practice, the Court would be justified in rejecting the claim. For example, a disposition towards making a gift for charitable or religious purpose may be a pious act of a person but the same cannot be said to be an integral part of any religion. It is not the case that the religion of Christianity commands gift for charitable or religious purpose compulsory or the same is regarded as such by the community following Christianity. Disposition of property for religious and charitable purpose is recommended in all the religions but the same cannot be said to be an integral part of it. If a person professing Christian religion does not show any inclination of disposition towards charitable or religious purpose, he does not cease to be a Christian. Even certain practices adopted by the person professing a particular religion may not have anything to do with the religion itself.
The aforesaid shows that the word 'dharma' is not in contradistinction to the secularism if it is understood in its real sense, that is, "Sarve Bhavantu Sukhino". Merely because in certain religious practices, there is no identification of certain offering to the supreme power or almighty would not result into adharma or anti-dharma.
In the same manner, in our opinion, we can say that dharma in real sense of mankind embraces to all religion be it, Hindu, Muslim, Christina, Parsi, etc. If the basic human character for the interest of the mankind irrespective of its caste or community or religion are shown as the practices in any religion, such cannot be termed so as to claim exclusive part of a particular religion, but can be said as a secular activity also identified by the religion on the broad principles of "Vasudeva Kutumbakam" or "Sarve Jana Sukhino Bhavantu" being welfare to everybody, hurt to none. It is in this light and background, we need to examine the incident of Foundation Laying Ceremony and the prayers offered at the said incident of Foundation Laying Ceremony.
ACTION OF FOUNDATION LAYING CEREMONY:
If the incident of ceremony of laying of foundation for construction of any building is considered in its materialistic sense, it results into starting of construction by laying out foundation. The foundation, if considered in its materialistic sense, it does hold the importance since the building is to stand on such foundation. If such important event is celebrated by the State or the High Court, by no stretch of imagination it can be said that such action of celebration is non-secular in any manner.
If such incident is further considered, one needs to excavate the earth to some extent for laying down any foundation. If the earth even if treated in its materialistic sense, the existence of the earth and well being of the earth touches to all mankind on the earth. At the time of excavation of such earth or at the time when a building is to be constructed by adding physical burden, offering of the prayer to the earth to pardon or to graciously bear the burden or the damage, if any, to make the construction successful, which is to be used for betterment of the institution of the High Court, such an action can be termed as for the betterment of all persons connected thereby directly or indirectly, irrespective of their caste or religion or community. Therefore, such offering of the prayer to the earth at the time of foundation laying ceremony cannot be termed as non-secular action if "manav dharma" is to be understood in its real sense in furtherance to the principles of secularism to be observed by our nation.
At the time when the prayers are to be offered to the earth by the dignitaries who had laid down the foundation for the building, simultaneously if sanskrit slokas are spoken by brahmins, it can be said as in furtherance to the prayer offered to the earth. Such slokas could also be termed as supplementing prayers offered by the person/s laying foundation for a noble desire to achieve successful construction of new building. If the ultimate aim for successful construction of the building is holy and with the larger interest of those persons who are to be directly or indirectly benefited by successful construction of the building, irrespective of their caste or community or religion, it would fall within the principles of "Vasudeva Kutumbakam", welfare to all and hurt to none. Such in no manner can be termed as non-secular activity.
The apprehension voiced of the alleged hurt of any religions feeling or that the impartiality of the highest judiciary of the State would be at stake on account of the foundation laying ceremony performed by offering prayers and the sanskrit slokas spoken at that ceremony, can be termed as a pervert view or ingenuine doubts self created in the mind of the petitioner or the persons whose cause is sought to be exposed by the petitioner in the present petition to a noble intention of praying the earth for the successful construction of a building to be used by all persons directly or indirectly connected therewith, irrespective of their caste, community, or religion, etc. Offering of prayer by any person for betterment of everybody cannot be termed as any activity or any action resulting into non-secular activity. Further, as observed earlier, such action of offering prayer to the earth at the time of foundation laying ceremony cannot be termed as an activity by the High Court which may result into flourishing any particular religion as sought to be canvassed. The real object and purpose is for successful construction of the building and not for flourishment of any religion. If for any noble cause, prayers are offered by any person, such would not result into an action for flourishment of any particular religion, but could be termed as for betterment of all persons who are directly or indirectly to be benefited by the successful construction of the building. If one has to offer prayer for successful construction of the building, naturally, he or she would offer prayer as per his own understanding of prayer. The language used for offering prayer or mode adopted for offering prayer with the help of a group speaking a particular language cannot be termed as siding with a person or a group of person adopting a particular mode for offering prayers. As such, offering of prayer at the incident of Foundation Laying Ceremony for the successful construction of the building to be used by the persons irrespective of their caste, community or religion, etc., could be termed as a part of secular activity and it cannot be termed or branded as choosing a particular religion since the prayers offered for such a noble cause cannot be termed as essential and integral part of a particular religion, but can rather be termed as for the benefit of all who are to make use of the new building directly or indirectly in future. Hence, it cannot be said that the High Court or the Chief Justice of the High Court or the Governor while offering prayer for successful completion of the building has taken any action which can be termed as non-secular and consequently, unconstitutional.
We find that when the principles of secularism are considered to test the action, it can be said that the same is by maintaining the spirit of the secularism as envisaged by our Constitution.
The aforesaid leads us to examine the next incidental point about the bonafide on the part of the petitioner.
The petitioner in first para has titled himself to be a journalist, writer and poet and in para 3 of the petition, the petitioner has stated that the petitioner is filing the petition purely on his own and not at the instance of any person or organisation. But the pertinent aspect is that at para 4.14, the petitioner has inter alia stated as under:
"4.14 Petitioner is an organisation representing a large number of the gross sections of people and working in different parts of Gujarat, especially for the protection and promotion of the rights and interests of the poor and the down trodden and also for the enforcement of their civil liberties and democratic rights. The petitioner organization have large membership cutting across all castes and religious divisions.

Many members of the petitioner organisations are atheists and do not believe in or subscribe to any religion or religious practice of any type, while others do believe in their religion, but all are secular and are sincerely committed to the ideal of secularism and sincerely believe that the publical and political life of the nation must be completely free from and independent of any influence, direct or indirect, of religion race or caste."

Further,at para 8.14, it has been further stated as under:

"8.14 Petitioner is an organisation representing a large number of the gross sections of people and working in different parts of Gujarat, especially for the protection and promotion of the rights and interests of the poor and the down trodden and also for the enforcement of their civil liberties and democratic rights. The petitioner organization have large membership cutting across all castes and religious divisions. Many members of the petitioner organisations are atheists and do not believe in or subscribe to any religion or religious practice of any type, while others do believe in their religion, but all are secular and are sincerely committed to the ideal of secularism and sincerely believe that the publical and political life of the nation must be completely free from and independent of any influence, direct or indirect, of religion race or caste."

The aforesaid prima facie shows that the petitioner is not exposing his own cause but some organisation is behind him and inspite of the same, as observed at para 3, the statement made by him is that the present petition is not at the instance of any other person or organization. The another aspect is that at para 4.16, the petitioner has made statement as under:

"The petitioner immediately sent Telegram to the Hon'ble Chief Justice of the High Court of Gujarat......Annexed hereto and marked as ANNEXURE:A is the copy of the telegram......"

If one looks at the telegram, Annexure-A, it is not by the petitioner, Rajesh Himmatlal Solanki, but is by one Valjibhai Patel, describing himself as the Secretary, Council for Social Justice, Premier Shopping Centre, Mirzapur, Ahmedabad-1. If one compares with the identity described by the petitioner in the petition in the cause title, it is altogether different. The aforesaid prima facie shows that somebody else other than the petitioner is behind the petitioner whose cause is sought to be agitated by the petitioner in this petition and instead of the same, the statement is made at para 3 of the petition that the present petition is not at the instance of other persons.

The aforesaid is required to be examined in light of the decision of the Apex Court in the case of State of Uttranchal Vs. Balvantsinh (supra) for the test to be satisfied in the matter to be entertained under the Public Interest Litigation. In the said decision, the Apex Court has laid down the following criteria for a Public Interest Litigation:

The courts must encourage genuine and bona fide PIL and effectively discourage and curb the PIL filed for extraneous considerations.
Instead of every individual judge devising his own procedure for dealing with the public interest litigation, it would be appropriate for each High Court to properly formulate rules for encouraging the genuine PIL and discouraging the PIL filed with oblique motives. Consequently, we request that the High Courts who have not yet framed the rules, should frame the rules within three months. The Registrar General of each High Court is directed to ensure that a copy of the Rules prepared by the High Court is sent to the Secretary General of this court immediately thereafter.
The courts should prima facie verify the credentials of the petitioner before entertaining a P.I.L. The court should be prima facie satisfied regarding the correctness of the contents of the petition before entertaining a PIL.
The court should be fully satisfied that substantial public interest is involved before entertaining the petition.
The court should ensure that the petition which involves larger public interest, gravity and urgency must be given priority over other petitions.
The courts before entertaining the PIL should ensure that the PIL is aimed at redressal of genuine public harm or public injury. The court should also ensure that there is no personal gain, private motive or oblique motive behind filing the public interest litigation.
The court should also ensure that the petitions filed by busybodies for extraneous and ulterior motives must be discouraged by imposing exemplary costs or by adopting similar novel methods to curb frivolous petitions and the petitions filed for extraneous considerations.
In our view, in view of the aforesaid consideration, it appears that the petition has been filed with extraneous considerations which are not disclosed by the petitioner since he has tried to expose the cause of the organization behind him or the other persons. Such would lead to serious doubt about the credentials of the petitioner. Further, the correctness of the statement made at para 3 is falsified by the above referred subsequent paragraphs and the annexures produced with the petition. Therefore, it can be said that the petition is either filed with some extraneous consideration or there is no genuineness or bonafide public interest as sought to be canvassed. The petition can be termed as by a busy body for extraneous consideration.
Under the circumstances, the petition deserves to be dismissed and heavy cost as well as exemplary cost deserves to be imposed, and the matter can also be considered for ordering prosecution for perjury by making false statement on oath in the proceeding before this Court. But for the fact that the petition is against the High Court itself on administrative side, we have examined the questions arising in the petition in detail and by keeping gracious view, we refrain ourselves from taking stern action from imposing very heavy cost and of ordering prosecution at this stage. However, it does appear that in order to maintain the above referred principles laid down by the Apex Court in the above referred judgement in the case of State of Uttaranchal (supra), we find it proper to impose exemplary cost of Rs.20,000/- which shall be deposited by the petitioner within one month with the Registry of this Court. If the cost is not deposited within the aforesaid period, the same would be recovered as arrears of land revenue from the petitioner.
Hence, the petition is dismissed with cost of Rs.20,000/- as aforesaid.
(JAYANT PATEL, J.) (J.C. UPADHYAYA, J.) *bjoy     Top