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 3, Cited by 12]

Supreme Court of India

State Of U.P. And Ors vs Janki Devi Pal on 13 February, 2003

Equivalent citations: AIR 2003 SUPREME COURT 1825, 2003 AIR SCW 1278, 2003 ALL. L. J. 921, (2003) 2 JT 201 (SC), (2003) 4 ALLINDCAS 634 (SC), (2003) 94 REVDEC 286, 2003 (4) ALLINDCAS 634, 2003 (2) ALL CJ 1343, 2003 (2) ACE 342, 2003 (3) SCC 117, (2003) 1 SCR 1075 (SC), 2003 (4) SRJ 473, 2003 (2) JT 201, 2003 (2) SLT 484, 2003 ALL CJ 2 1343, (2003) 1 WLC(SC)CVL 331, (2003) 2 ALL WC 1208, (2003) 50 ALL LR 762, (2003) 2 SUPREME 346, (2003) 1 UC 714, (2003) 1 UPLBEC 908, (2003) 3 INDLD 1275

Bench: R.C. Lahoti, Arun Kumar

           CASE NO.:
Appeal (civil)  2065 of 2000

PETITIONER:
STATE OF U.P. AND ORS.

RESPONDENT:
JANKI DEVI PAL

DATE OF JUDGMENT: 13/02/2003

BENCH:
R.C. LAHOTI & ARUN KUMAR

JUDGMENT:

JUDGMENT 2003 (1) SCR 1075 The following Order of the Court was delivered :

In the year 1995 the respondent was elected as Zila Panchayat Adhyaksha in District Sultanpur, State of U.P. Certain complaints were received against her where in the State Government directed an inquiry to be made by the District Magistrate who in his turn got the preliminary inquiry conducted through Additional District Magistrate (Establishment). Sultanpur. Acting on the preliminary inquiry report and a supplementary report prepared by the Additional District Magistrate, the State Government instituted a formal inquiry and at the same time directed the respondent to be divested of financial and administrative powers exercised by her in the capacity of Zila Panchayat Adhyaksh.
Section 29 of Uttar Pradesh Kshetra Panchayat and Zila Panchayat Adhiniyam 1961 (U.P. Act No. 32 of 1961), (hereinafter 'the Act', for short) and Rule 4 of Uttar Pradesh Kshetra Panchayat and Zila Pachayats (Removal of Pramukhs, Up-Pramukhs. Adhyakshas and Upadhyakshas) Enquiry Rules. 1977 (hereinafter "Enquiry Rules', for short) framed in exercise of the powers conferred by Section 237 read with Sections 16 arid 29 of the Act provide as under Act Section 29. "Removal of Adhyaksha or Upadhyaksha-(I) If in the opinion of the State Government the Adhyaksha or the Upadhyaksha while acting in place of Adhyaksha. willfully omits or refuses to perform his duties or functions under this Act or abuses the powers vested in him or is found to be guilty of misconduct in the discharge of his duties or becomes physical!} or mentally incapacitated for performing his duties the State Government, after giving the Adhyaksha or Upadlnaksha. as the case may. be a reasonable opportunity for explanation ma\ by order remove him from office and such order shall be final and not open to be questioned in a Court of Law.

Provided that where in an enquiry held by such person and in such manner as may be prescribed an Adhyaksha or Upadhyaksha is prime facie found to have committed financial and other irregularities such Adhyaksha or Upadhyaksha shall cease to exercise and perform the financial and administrative powers and functions, which shall, until he is exonerated of the charges in the final enquiry, be exercised and performed by a committee consisting of three elected members of the Zila Panchayat appointed in this behalf by the State Government.


(2)   xxx                      xxx                    xxx

(3)   xxx                      xxx                     xxx"

Rules

Rule 4. Preliminary enquiry-(1) The State Government May, on the receipt of a complaint referred to in Rule 3, or otherwise appoint an officer not below the rank of an Additional District Magistrate in the case of a Pramukh or Up-Pramukh and District Magistrate in the case of an Adhyaksha or Upadhyaksha to conduct a preliminary enquiry with a view to finding out if there is a prima facie case for a formal enquiry in the matter.

(2) The officer appointed under sub-rule (I) shall conduct the preliminary enquiry as expeditiously as possible and submit his report to the State Government within a fortnight of his having been so appointed."

The impunged order divesting the respondents of her powers was put in issue by the respondent by filing a writ petition in the High Court of U.P. at Allahabad. The principal plea raised on behalf of the respondent was that the complaints against her were false and politically motivated as respondent did not belong to the same political party as was ruling the State and that the preliminary inquiry held under Rule 4 was the foundation of the impugned order which inquiry, the respondent being an Adhyaksh. could have been held only by District Magistrate and not by an Additional District Magistrate, and therefore, the inquiry was a nullity having been held b\ an officer not competent to hold the same, ami hence, irrelevant to serve as foundation for the impugned order The High Court In its impinged judgement dated 11.9.1998 delivered In a Division Bench directed the impunged order to be quashed holding the preliminary enquiry conducted by an Additional District Magistrate to be incompetent and vitiated. The submission made on behalf of the State that District Magistrate included an Additional District Magistrate, and therefore an inquiry held b> an Additional District Magistrate could not be said to be incompetent, was rejected. On 19.11.1998 the State filed this petition seeking special leave to appeal under Article 136 of the Constitution. Subsequently, leave was granted and the petition was converted into a Civil Appeal. The respondent was noticed and has vehemently opposed the appeal.

At the hearing it was submitted by the learned counsel for the State of U.P. that the appeal has become infructuous in the sense that the term of the respondent as Zila Panchayat Adhyaksh has already come to an end but the State of Uttar Pradesh was interested in having the legal issue decided as the interpretation placed by the High Court on Rule 4 was causing serious inconvenience to administration as several complaints were being received and the District Magistrate could not be expected to be entrusted with the burden of inquiring himself into all the complaints.

We have heard the learned counsel for the parties it was submitted on behalf of the appellant State that under Clause (14) of Section 2 of the Act the term 'District Magistrate' has been defined to mean 'the district magistrate appointed under Section 20 of the Code of Criminal Procedure, 1973. Section 20 of the Code of Criminal Procedure. 1973' contemplates the State Government appointing as many persons as it thinks fit to be Executive Magistrates and one of them being appointed to be the District Magistrate. The State Government may appoint any Executive Magistrate to be an Additional District Magistrate and such Magistrate shall have such of the powers of a District Magistrate under the Code or under any other law for the time being in force as may be directed by the State Government. Section 23 provides that all Executive Magistrates, other than the Additional District Magistrate, shall be subordinate to the District Magistrate. The District Magistrate may. from time to time, make rules or give special orders, consistent with the Code as to the distribution of business among the Executive Magistrates subordinate to him and as to the allocation of business to an Additional District Magistrate. The learned counsel for the State submitted that sub-section (1) of Section 23 of Cr.P.C. suggests that an Additional District Magistrate is not subordinate to the District Magistrate, and therefore. is competent to hold an inquiry against Adhyaksha or Uphadhyaksh within the meaning of Rule 4. On the other hand, learned counsel for the respondent submitted that sub-section (2) of Section 23 contemplates business to an Additional District Magistrate being allocated by the District Magistrate and in a sense he is subordinate to the District Magistrate.

Be that as it may, the decision in this appeal has been rendered merely academic as in spite of this Court entering into interpretation of relevant provisions would not pass any consequential order inasmuch as the term of the respondent as Zila Panchayat Adhyaksh is already over. We are indeed distressed to notice the tendency on the part of the State Government in filing a special leave petition devoid of merit and certainly avoidable and keeping the same pending in this Court for a period of over four years. Lot of confusion and uncertainty must have prevailed in the State of U.P. on account of the legal issue having been entrusted by the State Government for decision by this Court where a minor amendment in the rule would have served the purpose and clarified the law. Instead of putting its own house in order, the State Government has indulged into the luxury of litigation by adding to the number of pendency of cases.

It is careless and clumsy drafting of Rule 4 which is responsible for the situation. The draftsman of the rules has clearly used the term 'District Magistrate' as distinct from the term 'Additional District Magistrate'. The definition of District Magistrate in Clause (14) of Section 2 of the Act is not applicable if there be something repugnant in the subject or context. The very use of Additional District Magistrate' and 'District Magistrate' in the same rule, consisting of one sentence, clearly suggests that the two terms are used in two different meanings. The High Court appears to be right in holding that an inquiry against a Pramukh or Uppramukh can be held by an officer not below the rank of an Additional District Magistrate while as against Adhyaksh or Upadhyaksh-these two being democratically elective offices, higher in status than that of Pramukh or Uppramukh, the inquiry should be held by the District Magistrate. The contention advanced on behalf of the State of U.P. before the High Court as also before this Court runs counter to the language of the rule drafted by its own executive wing. Once the flaw was pointed by the High Court, the State of U.P. should have promptly removed the flaw in the rule by amending the same instead of filing special leave petition and keeping the certainty of law in suspension The State is one of the largest litigants and such tendency on the part of the State of adding to the bulk of pending cases when it can be avoided by taking a quick and convenient step of amending its own rule has to be deprecated.

The appeal is dismissed with costs. In addition, the State of U.P. is directed to pay an amount of Rs. 2.500 to the Supreme Court Legal Services Committee.