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 46, Cited by 0]

Jharkhand High Court

Election Commission Of India Having Its ... vs Manjunath Bhajantri on 23 September, 2024

 IN THE HIGH COURT OF JHARKHAND AT RANCHI
             L.P.A. No.244 of 2024
                       -----
1. Election Commission of India having its Office at
   Nirvachan Sadan, Ashoka Road, P.O.-Sansad Marg, P.S.-
   Sansad Marg, New Delhi-110001.
2. The Principal Secretary, Election Commission of India
   having its Office at Nirvachan Sadan, Ashoka Road, P.O.
   & P.S.-Sansad Marg, New Delhi-110001.
3. The   Chief   Electoral Officer,   Cabinet   (Election)
   Department, Jharkhand, Sector-2, Dhurwa, P.O. & P.S.-
   Dhurwa, Dist - Ranchi, Ranchi, Jharkhand.
                                ...    ...    Appellants
                         Versus
1. Manjunath Bhajantri, S/o Hanamantappa Bhajantri,
   aged about 45 years, presently posted as Administrative
   Officer, having Office at Swarnrekha Bahudyeshiya
   Bhawan, Adityapur, PO & PS - Adityapur, Jamshedpur-
   831013.
2. The State of Jharkhand through its Chief Secretary,
   Project  Building, Dhurwa, P.O. & P.S. - Dhurwa,
   Ranchi.                    ...    ...   Respondents
                                -------
CORAM:        HON'BLE THE ACTING CHIEF JUSTICE
            HON'BLE MR. JUSTICE ARUN KUMAR RAI
                          -------
For the Appellants   : Mr. Rajiv Sinha, Advocate
                     : Ms. Shreesha Sinha, Advocate
For the Resp. No.1   : Mr. Indrajit Sinha, Advocate
                     : Ms. Surabhi, Advocate
For the State        : Mr. Sahbaj Akhtar, A.C. to AAG-III
                     ------
C.A.V. on 29.08.2024        Pronounced on 23/09/2024
Per Sujit Narayan Prasad, A.C.J.

I.A. No.4765 of 2024

1.        The present Interlocutory Application has been filed

for condonation of delay of 20 days in filing the instant

appeal.

2.        Heard learned counsel for the parties.




                            1
                                            L.P.A. No.244 of 2024
 3.       Having regard to the averments made in this

application, we are of the view that the appellants were

prevented by sufficient cause from preferring the appeal

within the period of limitation.

4.       Accordingly, I.A. No.4765 of 2024 is allowed and the

20 days' delay in preferring the appeal is condoned.

Issue of maintainability of L.P.A. No.244 of 2024

5.       The issue of maintainability of the instant appeal

has been raised by the office vide office note dated

27.06.2024 wherein the stamp reporter has pointed out the

maintainability of the instant appeal. For ready reference

the objection as raised by the office is being quoted as

under:

                    "The instant L.P.A. has been filed against
              the order dated 26.02.2024 passed in W.P.(S)
              no. 5716 of 2022 by Hon'ble Mr. Justice Rajesh
              Shankar.
                    The    aforesaid   Writ   Petition     is    still
              pending     hence   in   view   of   Order        dated
              05/07/2010 passed in L.P.A. No. 195/2010 by
              the Hon'ble court the instant L.P.A. appears to
              be not maintainable. (Copy enclosed at flag - A)
                    Under          such            circumstances
              Maintainability of this L.P.A. is being submitted
              before the Hon'ble Court."
6.       Thus, before adverting to merit and facts of the

instant appeal, this Court deems it fit to adjudicate the

aforesaid objection which was raised by the office on the

point of maintainability.



                             2
                                                   L.P.A. No.244 of 2024
 7.     The core issue for consideration is whether the

order 26.02.2024 passed by the Hon'ble Single Judge in

W.P.(S) no. 5716 of 2022, by which the objection raised by

the    respondent-ECI/appellant                     with       respect      to

maintainability of the writ petition, has been rejected,

tantamounts to a "judgment" within the meaning of clause

10 of Letters Patent making it amenable to Letters Patent

Appeal as per the Rules of this Court.

8.     As per the "High Court of Jharkhand Rules, 2001"

Letters Patent Appeal means an appeal under Clause 10 of

Letters Patent constituting the High Court of Judicature at

Patna, as adopted by these Rules and made applicable to

the Court under Section 27 of the Bihar Reorganisation

Act, 2000.

9.     The rules of filing of Letters Patent Appeal is

prescribed under "High Court of Jharkhand Rules, 2001"

which requires to be referred herein:-

             "B : Rules for Appeals under Clause 10 of the
             Letters Patent.
             174. (1) Every appeal to the Court under
             Clause   10    of      the   Letters    Patent    from    a
             judgment of one Judges of the Court shall be
             presented at the Centralised Filing Counter
             within   thirty       days   from    the      date of    the
             judgment      appealed       from.      The    Designated
             Officer shall endorse on the memorandum the
             date of presentation and after satisfying himself
             that the appeal is in order and is within time
             shall cause it to be laid before a Bench for



                               3
                                                        L.P.A. No.244 of 2024
                orders at an early date. It shall be accompanied
               by a certified copy of judgment appealed
               against. (2) If an appeal under this rule is filed
               beyond the period of 30 days, the delay in filing
               the appeal may be condoned subject to the
               appellant showing sufficient cause and offering
               explanation as to the reasons of delay by filing
               a separate application (I.A.) for this purpose
               duly supported by an affidavit."

10.     Thus, it is evident that all appeals under clause 10

of the Letters Patent against the "Judgments" of Single

Judges will lie before the Division Bench of this Court.

11.     Thus, everything turns upon the                    meaning of

expression "judgment" and the issue as to what constitute

a "judgment" so as to make it amenable to Letters Patent

Appeal under the Rules of the Court is no longer

res integra.

12.     The issue as to when a decision of the Hon'ble

Single Judge could be regarded as a 'judgment' within the

meaning and scope of Clause 15 of the Letters Patent of

Bombay High Court came up for consideration before the

Hon'ble Apex Court in the case of Shah Babulal Khimji

Vs. Jayaben D Kania : 1981 (4) SCC 8, wherein the Apex

Court has held that the word "judgment" for the purposes

of Clause 15 of the Letters Patent should receive a wider

and   more     liberal   interpretation     than     the    expression

"judgment" in the CPC.




                              4
                                                  L.P.A. No.244 of 2024
 13.    The principles laid down by the, Hon'ble Supreme

Court can be gathered from paras 106 and 115 of the

judgment and these are as under:-

            "106. Thus, the only point which emerges from
            this decision is that whenever a trial Judge
            decides a controversy which affects valuable
            rights of one of the parties, it must be treated
            to be a judgment within the meaning of the
            Letters Patent."

            "115. Thus, in other words every interlocutory
            order cannot be regarded as a judgment but
            only those orders would be judgments which
            decide matters of moment or affect vital and
            valuable rights of the parties and which work
            serious        injustice    to   the    party     concerned.
            Similarly, orders passed by the trial Judge
            deciding question of admissibility or relevancy
            of a document also cannot be treated as
            judgments because the grievance on this score
            can be corrected by the appellate court in
            appeal against the final judgment."

14.    Further, in the case of Central Mine Planning and

Design Institute Ltd. Vs. Union of India [2001 (2) SCC

588] while laying down the test when interlocutory order

would fall within the meaning of 'judgment' for the

purposes of Letters Patent, the Hon'ble Apex Court has

observed as under:-

            "...to   determine         the   question       whether     an
            interlocutory order passed by one Judge of a
            High     Court      falls    within     the     meaning     of
            "judgment" for purposes of Letters Patent the
            test     is:    Whether       the      order    is   a    final
            determination           affecting   vital      and   valuable


                                5
                                                           L.P.A. No.244 of 2024
              rights and obligations of the parties concerned.
             This has to be ascertained on the facts of each
             case."
15.    Thus, from the aforesaid proposition of law it is

evident that if the order passed by the Court is affecting

vital and valuable rights and obligations of the parties

concerned which has to be ascertained on the facts of each

case, then in such circumstances even if such order has

not traits and trappings of finality is amenable to the

Letters Patent Appeal.

16.    Thus, the term 'judgment' occurring in clause 10 of

the Letters Patent will take into its fold not only the

judgments as defined in section 2(9) of the CPC and orders

enumerated in Order 43 Rule 1 of CPC, but also other

orders which, though may not finally and conclusively

determine the rights of parties with regard to all or any

matters in controversy, may have finality in regard to some

collateral matter, which will affect the vital and valuable

rights and obligations of the parties.

17.    Whether an order impugned would be a 'judgment'

within the scope of Clause 10 of Letters Patent, would

depend on facts and circumstances of each case. However,

for such an order to be construed as a 'judgment if it affects

vital and valuable rights of the parties.

18.    Keeping in mind the aforesaid settled position of

law, what we find in the instant case is that before the


                           6
                                              L.P.A. No.244 of 2024
 learned writ Court the bone of contention was whether the

writ is maintainable before the High Court under Article

226 of the Constitution or the petitioner should have

approached the Central Administrative Tribunal, Ranchi as

the court of first instance.

19.      The learned writ Court while appreciating the

claims of both the parties has rejected the objection of

maintainability raised by the respondent/ECI and observed

that "this Court does not find any merit in the objection

raised    by    the   respondent-ECI    with    respect     to

maintainability of the present writ petition" against which

present appeal is preferred.

20.      Thus, from the aforesaid discussion, it is evident

that the learned writ Court has decided the core issue of

the lis which materially and directly affects the core of the

present lis.

21.      On the basis of discussion made herein above this

Court is of considered view that since the order passed by

the learned writ Court has materially and directly affected

the valuable right of the party as such the present appeal is

maintainable under Clause 10 of the Letters Patent.

22.      Further, the office has based its objection on the

ratio of the Judgment of the Co-ordinate Bench of this

Court rendered in the L.P.A. No. 195 of 2010.




                           7
                                          L.P.A. No.244 of 2024
 23.     In the aforesaid context this Court has bounden

duty to go through the Judgment passed in the L.P.A. No.

195 of 2010.

24.     It is evident from the factual aspects of the aforesaid

case   that    the   Single       Judge     had   directed   the   writ

petitioner/appellant to deposit half of the amount awarded

by the tribunal within a month from the date of passing of

that order.

25.     The Division Bench while relying upon the judgment

of the Hon'ble Supreme Court in the case of Central Mine

Planning and Deugn, Institute. Ltd. Vs. Union of India

and another reported in 2001 (2) SCC 588 wherein it was

held   that   for    determining      the    question    whether     an

interlocutory order passed by one judge of a High Court

falls within the meaning of "judgment" for purposes of

letters patent, the test is whether the order is a final

determination affecting vital and valuable rights and

obligations of the parties concerned which has to be

ascertained on the facts of each case, has observed that

the order impugned in the appeal does not come within the

meaning of "judgment", hence it is not maintainable.

26.     There is no dispute on the settled position of law as

observed by the learned Division Bench that the "judgment"

for purposes of Letters Patent, the test is whether the order




                              8
                                                   L.P.A. No.244 of 2024
 is a final determination affecting vital and valuable rights

and obligations of the parties concerned.

27.      Herein the fact is entirely different from the facts of

the said appeal, reason being that issue which has been

decided by the writ court in the instant case materially

affects the right of the parties whereas in the said appeal

the right of a party to have award of back wages has not

been decided by the learned Single Judge and only a

condition has been put for the purpose of grant of stay and

thereby the writ petitioner has been directed to deposit half

of the awarded amount.

28.      Thus, on the basis of the aforesaid discussion the

objection   as   raised   by   the   office   on   the   issue   of

maintainability is hereby overruled.

L.P.A. No. 244 of 2024
Prayer
29.      This intra court appeal has been preferred against

the order dated 26.02.2024 passed by the learned Single

Judge in W.P.(C) No. 5716 of 2022 by which the objection

raised by the respondent-ECI/appellant with respect to

maintainability of the writ petition, has been rejected.

30.      At the outset, it needs to refer herein that in order

to go through the contention advanced on behalf of the

parties, this Court passed an order to list this case along

with the record of W.P.(C) No.5716 of 2022.



                           9
                                              L.P.A. No.244 of 2024
 31.    Accordingly, the record of W.P.(C) No.5716 of 2022

has been listed.

32.    This Court has gone through the pleading made in

the writ petition and the counter affidavit as also the

pleading made in the present Memo of Appeal.

33.    The writ petition has been filed for quashing Memo

dated 06.12.2021 issued under the signature of Principal

Secretary, Election Commission of India (ECI)-respondent

no.2, whereby the reply submitted by the petitioner to the

show cause notice dated 03.11.2021 having not been found

satisfactory, the State Government has been directed to

initiate disciplinary proceeding for major penalty against

the petitioner by issuing memo of charge against him with

further direction to immediately remove him from the post

of Deputy Commissioner-Cum-District Election Officer,

Deoghar and not to post him as DC/DEO or on any other

election duty without prior permission of the ECI.

Factual Matrix

34.    The brief facts of the case as enumerated in the writ

petition is that the petitioner was posted as Deputy

Commissioner, Deoghar during bye-election of Madhupur

Legislative Assembly Constituency held in the month of

April, 2021.

35.    The petitioner being the Deputy Commissioner-

cum-District Election Officer informed the Chief Electoral


                         10
                                          L.P.A. No.244 of 2024
 Officer, Jharkhand vide letter dated 15.04.2021 citing

various incidents of violating Model Code of Conduct,

disturbing communal harmony and intimidating of voters

as well as spreading racial hatred among them by Dr.

Nishikant Dubey, Member of Parliament from Godda Lok

Sabha Constituency during the election campaign of the

said by-election.

36.    A complaint dated 19.04.2021 was received by the

Election Commission of India from Dr. Nishikant Dubey,

M.P., Godda via email wherein it was alleged that the

petitioner being the District Election Officer, Deoghar and

the Superintendent of Police, Deoghar were working as

agents of a political party during the aforesaid by-election

and requested to conduct enquiry against them.

37.    Thereafter,   the        Election     Commission    of   India

removed the petitioner from the position of DEO-cum-DC,

Deoghar vide letter no. 100/ES-1/JKD-LA/1/2021 dated

26.04.2021 and appointed one Nancy Sahay in his place.

38.    The    process      of     election    was   completed      on

02.05.2021. Thereafter the petitioner was again posted as

D.C, Deoghar vide Notification No.2381 dated 03.05.2021

and he assumed the charge on 04.05.2021.

39.    The petitioner vide letter dated 28.05.2021 and few

other letters called for a report regarding the action taken

against Dr. Nishikant Dubey, MP for violating Model Code


                            11
                                                 L.P.A. No.244 of 2024
 of Conduct during the said by-election and on finding that

no action was taken pursuant to the said letter dated

15.04.2021, he vide letter dated 23.10.2021 directed the

concerned authorities to take legal action against said Dr.

Nishikant Dubey and to send report within two days.

40.       The Chief Electoral Officer, Jharkhand vide letter

no.2472 dated 26.10.2021 informed the petitioner that his

complaint/letter dated 15.04.2021 with respect to the

offences allegedly committed by Dr. Nishikant Dubey was

already sent to the ECI vide letter dated 18.04.2021 for

necessary action.

41.       The ECI also received a report from Chief Electoral

Officer (CEO), Jharkhand on 26.10.2021 mentioning inter

alia that five F.I.Rs had been lodged against Dr. Nishikant

Dubey under various Sections of the Indian Penal Code for

violating Model Code of Conduct during the by-election.

42.       It was further reported by the CEO, Jharkhand that

neither any intimation was received from the petitioner

before/after lodging of the FIRs nor any direction was

issued from the CEO office in this regard. The CEO

Jharkhand thus sought guidance of ECI for taking further

action.

43.       The ECI vide letter dated 3.11.2021 addressed to

the CEO, Jharkhand, Ranchi called explanation from the

petitioner on various points.


                           12
                                           L.P.A. No.244 of 2024
 44.     The petitioner replied the letter of ECI vide letter No.

1131 dated 11.11.2021 explaining that the incidents were

already reported to the ECI vide letter dated 15.04.2021. It

was further stated that FIRs were lodged not only for

election related offences but also for the offences under

Indian Penal Code. The petitioner further stated that the

FIRs were registered with the same statements as were

reported to the CEO/ECI vide letter dated 15.04.2021 and

there was no change/improvement in the prosecution

version. Thus, no prejudice was caused to the accused due

to delay in lodging the FIRs. Moreover, all five FIRs were

registered in respect of different offences, different places

and dates of occurrences etc. and there was no multiplicity

of FIRs with respect to the single incident. However, the ECI

issued the directions as contained in the impugned letter

dated 06.12.2021.

45.     The writ petitioner being aggrieved with the Memo

no.100/ES-1/JKDLA/01/2021                  dated         06.12.2021

(Annexure-4 to the writ petition) issued under the signature

of Principal Secretary, Election Commission of India (ECI)-

respondent no.2, has preferred the writ petition being

W.P.(S) No. 5716 of 2022 before this Court.

46.     The   learned      counsel   for    the     ECI/respondent

no.2/appellant has contended before the writ Court that

since   petitioner   has    approached      this      Court    in   an


                            13
                                                  L.P.A. No.244 of 2024
 independent capacity as an IAS Officer, against whom the

impugned     directions      as     contained    in   letter      dated

06.12.2021 for initiation of Disciplinary Proceeding for

major punishment has been issued and as such in view of

the judgment rendered by the Hon'ble Supreme Court in

the case of L. Chandra Kumar Vs. Union of India & Ors.

reported in (1997) 3 SCC 261, he should have approached

the Central Administrative Tribunal, Ranchi at the first

instance.

47.    Per   contra,   the        learned   counsel   for   the    writ

petitioner/respondent has submitted that the question of

maintainability of the writ petition as raised by the

respondent-ECI is liable to be rejected primarily for the

reason that the same has been filed quite belatedly.

48.    It has further been submitted that the writ petition

was filed on 18.11.2022 and was admitted for hearing on

10.02.2023 and thereafter, it was also heard on different

dates i.e. on 21.08.2023, 20.09.2023 and 05.01.2024 and

when on 05.01.2024 a Bench of this Court was pleased to

fix the matter on 19.01.2024 under the heading "For Final

Disposal" only thereafter the respondent-ECI for the first

time raised the issue of maintainability.

49.    It has also been submitted that raising the issue of

availability of alternative remedy after admitting the writ




                             14
                                                L.P.A. No.244 of 2024
 petition for hearing as well as exchange of pleadings is

highly improper and hence, liable to be rejected.

50.    Vide order dated 26.02.2024 the learned Single

Judge, after appreciating the rival claims of the both the

parties, has rejected the issue of maintainability and

observed that impugned order dated 06.12.2021 has been

passed in purported exercise of the power under section

20-A of the Act, 1951 and not under any service rules

governing the terms and conditions of service of the

petitioner, thus, the writ petition is maintainable before this

Court, however, not under the nomenclature of W.P.(S),

rather as W.P.(C).

51.    Being aggrieved with the order dated 26.02.2024

the respondent no.2/ ECI has preferred the instant appeal.

52.    It is evident from the factual aspect that the ECI

/respondentNO.2/Appellant has issued Memo no.100/ES-

1/JKDLA/01/2021 dated 06.12.2021 whereby the reply

submitted by the petitioner to the show cause notice dated

03.11.2021 having not been found satisfactory, the State

Government has been directed to initiate disciplinary

proceeding for major penalty against the petitioner by

issuing memo of charge against him with further direction

to immediately remove him from the post of Deputy

Commissioner-Cum-District Election Officer, Deoghar and




                          15
                                           L.P.A. No.244 of 2024
 not to post him as DC/DEO or on any other election duty

without prior permission of the ECI.

53.    The writ petitioner being aggrieved with the said

Memo has preferred the writ petition being W.P.(S) No.

5716 of 2022 before this Court.

54.    The learned counsel for the ECI/ respondent

no.2/appellant has raised the issue of maintainability of

the writ petition before the writ Court and submitted that

in view of the judgment rendered by the Hon'ble Supreme

Court in the case of L. Chandra Kumar Vs. Union of

India & Ors reported in (1997) 3 SCC 261, the writ

petitioner   should      have          approached      the     Central

Administrative Tribunal, Ranchi at the first instance.

55.    Per   contra,    the        learned   counsel   for   the    writ

petitioner/respondent has submitted that the question of

maintainability of the writ petition as raised by the

respondent-ECI is liable to be rejected primarily for the

reason that the same has been filed quite belatedly. It is

also submitted that raising the issue of availability of

alternative remedy after admitting the writ petition for

hearing as well as exchange of pleadings is highly improper

and hence liable to be rejected.

56.    The    learned    Single        Judge    vide   order       dated

26.02.2024 has rejected the issue of maintainability and

observed that impugned order dated 06.12.2021 has been


                              16
                                                 L.P.A. No.244 of 2024
 passed by the ECI         in purported exercise of the power

under section 20-A of the Act, 1951 and not under any

service rules governing the terms and conditions of service

of the petitioner, thus, the present writ petition is

maintainable before this Court, however, not under the

nomenclature of W.P.(S), rather as W.P.(C)., against which

the present appeal.

Submission of the learned counsel for the Appellants

57.         Learned counsel for the respondent-ECI/appellant

at    the    outset   raises    an   objection   with   respect    to

maintainability of the writ petition by contending that the

averments made in different paragraphs of the writ petition,

reply to the counter affidavit and the supplementary

affidavit filed by the petitioner suggest that the petitioner

has approached this Court in an independent capacity as

an IAS Officer, against whom the impugned directions as

contained in letter dated 06.12.2021 i.e. initiation of

Disciplinary Proceeding for major punishment has been

issued and as such in view of the judgment rendered by the

Hon'ble Supreme Court in the case of L. Chandra Kumar

Vs. Union of India & Ors (supra), he should have

approached the Central Administrative Tribunal, Ranchi at

the first instance.

58.         The learned counsel for ECI has placed reliance on

the judgment rendered by the Hon'ble Supreme Court in


                               17
                                                 L.P.A. No.244 of 2024
 the case of Kendriya Vidyalaya Sangathan & Another

Vs. Subhas Sharma reported in (2002) 4 SCC 145,

wherein the employees of Kendriya Vidyalaya had filed two

writ petitions before Jammu and Kashmir High Court as

certain    disputes      had    arisen     regarding   their    service

conditions.       Kendriya     Vidyalaya     Sangathan       filed   two

separate applications in the said writ petitions for transfer

of the same to the Central Administrative Tribunal on the

ground that the said Tribunal constituted under the

Administrative Tribunals Act, 1985 (hereinafter to be

referred as 'the Act, 1985') had the jurisdiction to decide

the disputes, however the applications filed by the Kendriya

Vidyalaya Sangathan were dismissed by the High Court.

59.       The matter travelled to the Hon'ble Supreme Court,

wherein      it    has   been       observed    that   the      Central

Administrative Tribunal had the jurisdiction concerning

service matters of the employees of Kendriya Vidyalaya

Sangathan in view of sub-clause (iii) of Section 14(1)(b) of

the Act, 1985.

60.       The learned counsel for ECI further relied on the

judgment rendered by the Delhi High Court in the case of

Prabhat       Ranjan      Deo       Vs.   Union    Public      Service

Commission & Others reported in 2020 SCC OnLine Del

738, wherein it has been held that judgment of L.

Chandra Kumar (Supra) and Section 14(1) of the Act,


                               18
                                                  L.P.A. No.244 of 2024
 1985 make it clear that in relation to service matters

covered under the said Act, there is an ouster of

jurisdiction of the High Court as a court of "first instance"

and the Tribunal is not an "alternative", but is the "only"

forum available to the petitioner. It has further been held

that it is neither a matter of "choice" for the petitioner to

approach the Tribunal, nor a matter of discretion with this

Court to entertain the petition. It has also been held that

there cannot be a doubt on the proposition that jurisdiction

conferred on High Courts under Article 226 of the

Constitution of India is an inviolable basic framework of the

Constitution of India, however, with respect to service

matters of the employees covered under the Act, 1985, High

Courts cannot exercise jurisdiction at the first instance.

61.    The learned counsel for the respondent-ECI also

puts reliance on the judgment rendered by a Bench of this

Court in the case of Jagat Bandhu Mahapatra Vs. State

of Jharkhand & Others reported in 2007 SCC OnLine

Jhar 330. In the said case, the Bench while framing issue

no.1, as to whether the petitioner of the said case being a

member of Indian Police Service can directly approach this

Court under Article 226 of the Constitution of India, has

answered the said issue by referring to the various

judgments of the Hon'ble Supreme Court holding that the

High Court cannot permit an aggrieved person to bypass


                          19
                                           L.P.A. No.244 of 2024
 the remedy of moving the Administrative Tribunal at the

first instance and thus cannot entertain the writ petition

questioning the validity/legality of transfer order of the

petitioner, which is covered under the expression "any

other matter whatsoever" appearing in Section 3(q)(v) of the

Administrative Tribunal Act, 1985. It has also been held

that the petitioner cannot, therefore, be permitted to bypass

the remedy of approaching the Administrative Tribunal and

prefer writ petition at the first instance under Article 226 of

the Constitution of India.

62.    On the aforesaid premise the learned counsel has

submitted that order dated 26.02.2024 passed by the

learned single Judge has suffered with an error , hence not

sustainable in eye of law.

Submission   of   the    learned        counsel     for    the
respondent/writ petitioner:

63.    Per Contra, learned counsel for the petitioner

submits that the power of judicial review of this Court

under Article 226 and 227 of the Constitution of India over

the orders passed by the Administrative Tribunals has been

kept intact by the Hon'ble Apex Court in the case of L.

Chandra Kumar (Supra.). The question of maintainability

of the writ petition as raised by the respondent-ECI is liable

to be rejected primarily for the reason that the same has

been filed quite belatedly.



                          20
                                           L.P.A. No.244 of 2024
 64.     It is further submitted that the writ petition was

filed on 18.11.2022 and was admitted for hearing on

10.02.2023. Thereafter, it was also heard on different dates

i.e. on 21.08.2023, 20.09.2023 and 05.01.2024. On

05.01.2024 and a Bench of this Court was pleased to fix

the matter on 19.01.2024 under the heading "For Final

Disposal" and only thereafter the respondent-ECI for the

first time raised the issue of maintainability. It is also

submitted that raising the issue of availability of alternative

remedy after admitting the writ petition for hearing as well

as exchange of pleadings is highly improper and hence

liable to be rejected.

65.     It is further submitted that the writ petition has

been    filed     challenging    the   impugned        letter   dated

06.12.2021 issued by the ECI in exercise of powers under

Section 20-A r/w 28-A of the Representation of People's

Act, 1951 (hereinafter to be referred as the 'Act, 1951')

which is only recommendatory in nature. Since the said

impugned letter has been issued much after declaration of

result of the said by-election, the ECI did not have the

jurisdiction to even recommend initiation of disciplinary

proceedings against the petitioner in view section 28-A of

the Act, 1951 and hence the same is without jurisdiction.

66.     It   is   further   contended    that    the     ECI,   after

conclusion of the election process, does not have any


                            21
                                                L.P.A. No.244 of 2024
 authority whatsoever over a Deputy Commissioner of a

district designated as District Election Officer and therefore

cannot exercise any power regulating the service condition

of the said officer or can have any supervision over him.

67.     It is also submitted that there is no employer-

employee relationship between the petitioner and the ECI.

Otherwise       also,    the    impugned    communique           dated

06.12.2021 cannot be said to have been issued under the

Service Rules governing the terms and conditions of the

petitioner's service.

68.     On the aforesaid basis the learned counsel has

submitted that order dated 26.02.2024 passed by the

learned single Judge has not suffered with any error, hence

no inference of this Court is required.

Analysis

69.     Before adverting to the fact of the case the following

issues are need to be answered herein:-

        (i) whether question of maintainability of the writ
        petition on the point of jurisdiction can be raised at
        the belated stage?
        (ii)   Whether   the   impugned   communique    dated
        6.12.2021 issued by the respondent no.2 is amenable
        under original jurisdiction under article 226 or the
        writ petitioner should go before the tribunal as the
        court of first instance which was constituted under
        the Act, 1985 solely meant for the redressal of the
        grievances of service matters?




                               22
                                               L.P.A. No.244 of 2024
 Issue no.1

70.    It is the contention of learned counsel for the

petitioner that the question of maintainability of the writ

petition cannot be raised by the respondent-ECI at the

belated stage.

71.    In the aforesaid context, it requires to refer herein

the settled proposition of law that where a jurisdictional

issue is raised, save and except for certain categories of the

cases, the same may be permitted to be raised at any stage

of the proceedings. Reference in this regard may be taken

from the judgment rendered by the Hon'ble Apex Court in

the case of Fatma Bibi Ahmed Patel Vs. State of Gujarat

& Another reported in (2008) 6 SCC 789 wherein it has

been observed as under:-

       "21. This Court, in a matter like the present one
       where the jurisdictional issue goes to the root of the
       matter, would not allow injustice to be done to a
       party. The entire proceedings having been initiated
       illegally and without jurisdiction, all actions taken by
       the court were without jurisdiction, and thus are
       nullities. In such a case even the principle of res
       judicata (wherever applicable) would not apply.
       23. Where a jurisdictional issue is raised, save and
       except for certain categories of the cases, the same
       may be permitted to be raised at any stage of the
       proceedings."
72.    Further the Hon'ble Apex Court in the case of

S.N.D.P. Sakhayogam Vs. Kerala Atmavidya Sangham




                            23
                                                L.P.A. No.244 of 2024
 & Others reported in (2017) 8 SCC 830, wherein it has

been held as under:-

        "17. Be that as it may, in our considered view, the
        issue of jurisdiction which goes to the root of the
        case, if found involved has to be tried at any stage of
        the proceedings once brought to the notice of the
        Court."
73.     Thus, from the aforesaid proposition of law it is

evident that the jurisdictional issue which goes to the root

of the matter can be raised at any stage of the proceeding.

74.     Since the respondent-ECI has raised question with

respect to jurisdiction of this Court to hear the present

matter contending that the same is amenable to the

jurisdiction of Central Administrative Tribunal as the court

of the first instance, this Court is of the view that the said

issue goes to the root of the matter and in view of the legal

principle laid down in the aforesaid judgments, the same

can be raised at any stage.

Issue No. II

75.     Before adverting to the said issue this Court thinks

fit to discuss the core of the Article 323 A of the

Constitution       which        was    inserted   based      on    the

recommendations of the Swaran Singh Committee, Part

XIV-A   was       added    by    the   Constitution    (Forty-second

Amendment) Act, 1976, titled as 'Tribunals' which provided

for the establishment of 'Administrative Tribunals' under




                                24
                                                  L.P.A. No.244 of 2024
 Article 323-A, for ready reference the same is being quoted

as under:-

       323A. Administrative tribunals.
       (1)   Parliament       may,    by   law,   provide   for    the
       adjudication or trial by administrative tribunals of
       disputes and complaints with respect to recruitment
       and conditions of service of persons appointed to
       public services and posts in connection with the
       affairs of the Union or of any State or of any local or
       other authority within the territory of India or under
       the control of the Government of India or of any
       corporation owned or controlled by the Government.
       (2) A law made under clause (1) may-
       (a) provide for the establishment of an administrative
       tribunal for the Union and a separate administrative
       tribunal for each State or for two or more States;
       (b) specify the jurisdiction, powers (including the
       power to punish for contempt) and authority which
       may be exercised by each of the said tribunals;
       (c) provide for the procedure (including provisions as
       to limitation and rules of evidence) to be followed by
       the said tribunals;
       (d) exclude the jurisdiction of all courts, except the
       jurisdiction of the Supreme Court under article 136,
       with respect to the disputes or complaints referred to
       in clause (1);
       (e)   provide    for     the    transfer   to    each      such
       administrative tribunal of any cases pending before
       any court or other authority immediately before the
       establishment of such tribunal as would have been
       within the jurisdiction of such tribunal if the causes
       of action on which such suits or proceedings are
       based had arisen after such establishment;
       (f) repeal or amend any order made by the President
       under clause (3) of article 371D;
       (g)   contain    such     supplemental,     incidental     and
       consequential provisions (including provisions as to



                                25
                                                       L.P.A. No.244 of 2024
           fees) as Parliament may deem necessary for the
          effective functioning of, and for the speedy disposal of
          cases by, and the enforcement of the orders of, such
          tribunals.
          (3) The provisions of this article shall have effect
          notwithstanding anything in any other provision of
          this Constitution or in any other law for the time
          being in force.
76.       The    Tribunals     are   institutions     established    for

discharging judicial or quasi-judicial duties. Article 323A of

the Constitution stipulates that Parliament may, by law,

provide for the adjudication or trial by Administrative

Tribunal of disputes and complaints with respect to

recruitment and conditions of service of persons appointed

to public services and posts in connection with the affairs

of the Union or of any State or of any local or other

authority within the territory of India or under the control

of the Government of India or of any Corporation owned or

controlled by the Government.

77.       The main objective of establishing Tribunals as set

out in the Statement of Objects and Reasons of The

Constitution (Forty-Second Amendment) Act, 1976 is as

under:-

          'To reduce the mounting arrears in High Courts and
          to secure the speedy disposal of service matters,
          revenue matters and certain other matters of special
          importance in the context of the socio-economic
          development and progress, it is considered expedient
          to provide for administrative and other tribunals for
          dealing with such matters while preserving the



                               26
                                                   L.P.A. No.244 of 2024
          jurisdiction of the Supreme Court in regard to such
         matters under article 136 of the Constitution."
78.      Thus,      with    the      enactment       of   Administrative

Tribunals Act, 1985, a large number of cases relating to

service matters pending before various Courts were brought

within the jurisdiction of the Tribunals. Administrative

Tribunals created under Article 323A have been freed from

technical     rules    of    Indian     Evidence       Act,    1872      and

procedural shackles of the Code of Civil Procedure, 1908

but, at the same time, they have been vested with the

powers of Civil Court in respect of some matters including

the review of their own decisions and are bound by the

principles of natural justice.

79.      The Administrative Tribunals Act, 1985 brings into

existence the 'Tribunals' contemplated under Article 323-

A(2), to deal with various matters. The Act specifically

provides that it will not be applicable to-

  i.     any member of the naval, military or air force or of any
         other armed forces of the union;
  ii.    any officer or servant of the Supreme Court or of any High
         Court, and
  iii.   any person appointed to the secretarial staff of either
         House of Parliament or to the secretarial staff of any State
         Legislature or a House thereof or, in the case of a Union
         Territory having a legislature, of that legislature. Later on
         in the year of 1987, even the officers and servants of the
         subordinate courts were also excluded from the purview of
         the Act.

80.      Thus, from the aforesaid discussion it is evident

that the Tribunal constituted under the Administrative



                                27
                                                      L.P.A. No.244 of 2024
 Tribunals Act, 1985 acts like the court of first instance in

respect of the area of law for which it has been constituted.

81.    After enactment of the Administrative Tribunal Act,

1985 by insertion of a new provision as Article 323A in the

Constitution of India, the issue travelled to the Hon'ble

Apex Court in the case of S.P. Sampath Kumar v. Union

of India and Others [(1987) 1 SCC 124] wherein the

validity of the Act, 1985 was the subject matter.

82.    The issue regarding the exclusion of the High

Court's jurisdiction of judicial review under Article 226 and

227 of the Constitution of India in service matters was

considered.

83.    It has been held by Hon'ble Apex Court in the said

case that the Act could not be rendered unconstitutional if

the amendment in the provision thereof (Sections 4, 6 and

8) as suggested by Hon'ble Apex Court, are carried out

within a reasonable period (March 31, 1987) so as to make

the Administrative Tribunal constituted under it an equally

efficacious and effective alternative remedy to the High

Court, for ready reference, paragraphs 5 and 15 needs to be

referred herein which read hereunder as :-

       "5. It is necessary to bear in mind that service matters
       which are removed from the jurisdiction of the High
       Court under Articles 226 and 227 of the Constitution
       and entrusted to the Administrative Tribunal set up
       under the impugned Act for adjudication involve
       questions of interpretation and applicability of Articles


                            28
                                                L.P.A. No.244 of 2024
 14, 15, 16 and 311 in quite a large number of cases.
These questions require for their determination not
only   judicial    approach     but        also    knowledge     and
expertise in this particular branch of constitutional
law. It is necessary that those who adjudicate upon
these questions should have same modicum of legal
training and judicial experience because we find that
some of these questions are so difficult and complex
that they baffle the minds of even trained judges in the
High Courts and the Supreme Court. That is the
reason why at the time of the preliminary hearing of
these writ petitions we insisted that every Bench of the
Administrative Tribunal should consist of one judicial
member and one administrative member and there
should     be     no    preponderance         of    administrative
members on any Bench. Of course, the presence of the
administrative         member   would         provide    input    of
practical experience in the functioning of the services
and add to the efficiency of the Administrative
Tribunal but the legal input would undeniably be more
important and sacrificing the legal input or not giving
it sufficient weightage would definitely impair the
efficacy   and     effectiveness      of     the    Administrative
Tribunal as compared to the High Court. Now Section
6 provides that the Chairman of the Administrative
Tribunal should be or should have been a Judge of the
High Court or he should have for at least two years
held office of Vice-Chairman or he should have for at
least two years held the post of Secretary to the
Government of India or any other post under the
Central or State Government carrying a scale of pay
which is not less than that of a Secretary to the
Government of India. I entirely agree with Ranganath
Misra, J. that the Chairman of the Administrative
Tribunal should be or should have been a Judge of a
High Court or he should have for at least two years
held office as Vice-Chairman. If he has held office as
Vice-Chairman for a period of at least two years he



                         29
                                                    L.P.A. No.244 of 2024
 would have gathered sufficient experience and also
within such period of two years, acquired reasonable
familiarity with the constitutional and legal questions
involved in service matters. But substituting the Chief
Justice of a High Court by a Chairman of the
Administrative Tribunal who has merely held the post
of a Secretary to the government and who has no legal
or judicial experience would not only fail to inspire
confidence in the public mind but would also render
the Administrative Tribunal a much less effective and
efficacious mechanism than the High Court. We
cannot afford to forget that it is the High Court which
is being supplanted by the Administrative Tribunal
and it must be so manned as to inspire confidence in
the public mind that it is a highly competent and
expert     mechanism           with    judicial       approach     and
objectivity. Of course, I must make it clear that when I
say this, I do not wish to cast any reflection on the
members of the Civil Services because fortunately we
have, in our country, brilliant civil servants who
possess tremendous sincerity, drive and initiative and
who have remarkable capacity to resolve and overcome
administrative problems of great complexity. But what
is needed in a judicial tribunal which is intended to
supplant         the   High    Court     is   legal    training    and
experience. I am, therefore, of the view, in agreement
with Ranganath Misra, J. that clause (c) of Section 6(1)
must be struck down as invalid.
15.      The      question      that     arises,       however,    for
consideration is whether bar of jurisdiction under
Articles 226 and 227 affects the provision for judicial
review. The right to move the High Court in its writ
jurisdiction -- unlike the one under Article 32 -- is not
a fundamental right. Yet, the High Courts, as the
working experience of three-and-a-half decades shows
have in exercise of the power of judicial review played
a     definite    and    positive      role   in   the    matter    of
preservation of fundamental and other rights and in



                          30
                                                      L.P.A. No.244 of 2024
 keeping    administrative     action     under     reasonable
control.   In   these    thirty-six    years   following    the
enforcement of the Constitution, not only has India's
population been more than doubled but also the
number of litigations before the courts including the
High Courts has greatly increased. As the pendency in
the High Courts increased and soon became the
pressing problem of backlog, the nation's attention
came to be bestowed on this aspect. Ways and means
to relieve the High Courts of the load began to engage
the attention of the government at the Centre as also
in the various States. As early as 1969, a Committee
was set up by the Central Government under the
chairmanship of Mr Justice Shah of this Court to
make recommendations suggesting ways and means
for effective, expeditious and satisfactory disposal of
matters relating to service disputes of government
servants as it was found that a sizeable portion of
pending litigations related to this category. The
Committee       recommended      the    setting   up   of   an
independent Tribunal to handle the pending cases
before this Court and the High Courts. While this
report was still engaging the attention of government,
the Administrative Reforms Commission also took note
of the situation and recommended the setting up of
Civil Services Tribunals to deal with appeals of
Government servants against disciplinary action. In
certain States, Tribunals of this type came into
existence and started functioning. But the Central
Government looked into the matter further as it
transpired that the major chunk of service litigations
related to matters other than disciplinary action. In
May 1976, a Conference of Chief Secretaries of the
States discussed this problem. Then came the Forty-
second Amendment of the Constitution bringing in
Article 323-A which authorised Parliament to provide
by law "for the adjudication or trial by Administrative
Tribunals of disputes and complaints with respect to



                        31
                                               L.P.A. No.244 of 2024
 recruitment and conditions of service of persons
appointed to public services and posts in connection
with the affairs of the Union or of any State or of any
local or other authority within the territory of India or
under the control of the Government of India or of any
Corporation owned or controlled by the Government".
As already stated this article envisaged exclusion of
the jurisdiction of all courts, except the jurisdiction of
the Supreme Court under Article 136, with respect to
the disputes or complaints referred to in clause (1).
Though the Constitution now contained the enabling
power, no immediate steps were taken to set up any
Tribunal   as   contemplated        by   Article    323-A.   A
Constitution Bench of this Court in K.K. Dutta v. Union
of India [(1980) 4 SCC 38] observed :
      "There    are   few   other    litigative    areas   than
      disputes between members of various services
      inter se, where the principle that public policy
      requires that all litigation must have an end can
      apply with greater force. Public servants ought
      not to be driven or required to dissipate their
      time and energy in courtroom battles. Thereby
      their attention is diverted from public to private
      affairs and their inter se disputes affect their
      sense of oneness without which no institution
      can function effectively. The constitution of
      Service Tribunals by State Governments with an
      apex Tribunal at the Centre, which, in the
      generality of cases, should be the final arbiter of
      controversies relating to conditions of service,
      including the vexed question of seniority, may
      save the courts from the avalanche of writ
      petitions and appeals in service matters. The
      proceedings of such Tribunals can have the
      merit of informality and if they will not be tied
      down to strict rules of evidence, they might be
      able to produce solutions which will satisfy
      many...."



                      32
                                             L.P.A. No.244 of 2024
              In the meantime the problem of the backlog of
       cases in the High Courts became more acute and
       pressing     and   came    to   be   further    discussed   in
       Parliament     and   in    conferences     and      seminars.
       Ultimately    in   January      1985,    both     Houses    of
       Parliament passed the Bill and with the Presidential
       assent on February 27, 1985, the law enabling the
       long awaited Tribunal to be constituted came into
       existence. As already noticed, the Central Government
       notified the Act to come into force with effect from
       November 1, 1985."
84.    Subsequent to the said judgment, the ratio laid

down in the case of S.P. Sampath Kumar v. Union of

India and Others (Supra) has again been reconsidered by

the Constitution Bench of the Hon'ble Apex Court in the

case of L. Chandra Kumar v. Union of India and Others

reported in 1997(3) SCC 261 wherein it has been held that

the power of judicial review vested in the High Courts and

in the Supreme Court under Articles 226/227 and 32 is

part of the basic structure of the Constitution.

85.    The Hon'ble Apex Court in the said case, by making

reference of the judgment rendered in the case of

Kesavananda Bharati v. State of Kerala [(1973) 4 SCC

225] a thirteen-Judge Constitution Bench, by a majority of

7:6, held that though, by virtue of Article 368, Parliament is

empowered to amend the Constitution, that power cannot

be exercised so as to damage the basic features of the

Constitution or to destroy its basic structure. The reference




                             33
                                                      L.P.A. No.244 of 2024
 of the relevant paragraph needs to be referred herein which

reads hereunder as :-

       62. In Kesavananda Bharati case [(1973) 4 SCC 225] a
       thirteen-Judge Constitution Bench, by a majority of
       7:6, held that though, by virtue of Article 368,
       Parliament is empowered to amend the Constitution,
       that power cannot be exercised so as to damage the
       basic features of the Constitution or to destroy its
       basic structure. The identification of the features
       which     constitute    the     basic   structure     of   our
       Constitution has been the subject-matter of great
       debate in Indian Constitutional law. The difficulty is
       compounded by the fact that even the judgments for
       the majority are not unanimously agreed on this
       aspect. [There were five judgments for the majority,
       delivered by Sikri, C.J., Shelat and Grover, JJ., Hegde
       and Mukherjea, JJ., Jaganmohan Reddy, J. and
       Khanna, J. While Khanna, J. did not attempt to
       catalogue the basic features, the identification of the
       basic features by the other Judges are specified in the
       following paras of the Court's judgments: Sikri, C.J.

(para 292), Shelat and Grover, JJ. (para 582), Hegde and Mukherjea, JJ. (paras 632 & 661) and Jaganmohan Reddy, J.

(paras 1159 & 1161).] The aspect of judicial review does not find elaborate mention in all the majority judgments. Khanna, J. did, however, squarely address the issue (at para 1529): (SCC p. 818) "... The power of judicial review is, however, confined not merely to deciding whether in making the impugned laws the Central or State Legislatures have acted within the four corners of the legislative lists earmarked for them; the courts also deal with the question as to whether the laws are made in conformity with and not in violation of the other provisions of the Constitution.... As long as some fundamental rights exist and are a part of the Constitution, the power of 34 L.P.A. No.244 of 2024 judicial review has also to be exercised with a view to see that the guarantees afforded by those rights are not contravened.... Judicial review has thus become an integral part of our constitutional system and a power has been vested in the High Courts and the Supreme Court to decide about the constitutional validity of the provisions of statutes. If the provisions of the statute are found to be violative of any article of the Constitution, which is the touchstone for the validity of all laws, the Supreme Court and the High Courts are empowered to strike down the said provisions."

(emphasis added)

76. To express our opinion on the issue whether the power of judicial review vested in the High Courts and in the Supreme Court under Articles 226/227 and 32 is part of the basic structure of the Constitution, we must first attempt to understand what constitutes the basic structure of the Constitution. The doctrine of basic structure was evolved in Kesavananda Bharati case [(1973) 4 SCC 225] . However, as already mentioned, that case did not lay down that the specific and particular features mentioned in that judgment alone would constitute the basic structure of our Constitution. Indeed, in the judgments of Shelat and Grover, JJ., Hegde and Mukherjea, JJ. and Jaganmohan Reddy, J., there are specific observations to the effect that their list of essential features comprising the basic structure of the Constitution are illustrative and are not intended to be exhaustive. In Indira Gandhi case [1975 Supp SCC 1] , Chandrachud, J. held that the proper approach for a Judge who is confronted with the question whether a particular facet of the Constitution is part of the basic structure, is to examine, in each individual case, the place of the particular feature in the scheme of our Constitution, its object and purpose, and the consequences of its denial on the integrity of our Constitution as a fundamental instrument for the governance of the 35 L.P.A. No.244 of 2024 country. (supra at pp. 751-752). This approach was specifically adopted by Bhagwati, J. in Minerva Mills case [(1980) 3 SCC 625] (at pp. 671-672) and is not regarded as the definitive test in this field of Constitutional Law."

86. The Hon'ble Apex Court, in the said case, has also considered the propriety of the amendment inserted by virtue of insertion of Article 323A and 323B.

87. The Hon'ble Apex Court, in the caser of L. Chandra Kumar v. Union of India and Others (Supra) has considered that when a Constitution Bench in the case of S.P. Sampath Kumar v. Union of India and Others (Supra) has adopted the theory of alternative institutional mechanisms, it was attempting to remedy an alarming practical situation and the approach selected by it appeared to be most appropriate to meet the exigencies of the time, for ready reference, paragraph 82 needs to be referred herein which reads hereunder as :-

"82. There are pressing reasons why we are anxious to preserve the conferment of such a power on these Tribunals. When the Framers of our Constitution bestowed the powers of judicial review of legislative action upon the High Courts and the Supreme Court, they ensured that other constitutional safeguards were created to assist them in effectively discharging this onerous burden. The expectation was that this power would be required to be used only occasionally. However, in the five decades that have ensued since Independence, the quantity of litigation before the High Courts has exploded in an unprecedented manner. The decision in Sampath Kumar case [(1987) 36 L.P.A. No.244 of 2024 1 SCC 124] was rendered against such a backdrop. We are conscious of the fact that when a Constitution Bench of this Court in Sampath Kumar case [(1987) 1 SCC 124] adopted the theory of alternative institutional mechanisms, it was attempting to remedy an alarming practical situation and the approach selected by it appeared to be most appropriate to meet the exigencies of the time. Nearly a decade later, we are now in a position to review the theoretical and practical results that have arisen as a consequence of the adoption of such an approach."

88. The Hon'ble Apex Court in paragraph 99 has been pleased to hold that clause 2(d) of Article 323-A and clause 3(d) of Article 323-B, to the extent they exclude the jurisdiction of the High Courts and the Supreme Court under Articles 226/227 and 32 of the Constitution, are unconstitutional. Section 28 of the Act and the "exclusion of jurisdiction" clauses in all other legislations enacted under the aegis of Articles 323-A and 323-B would, to the same extent, be unconstitutional.

The jurisdiction conferred upon the High Courts under Articles 226/227 and upon the Supreme Court under Article 32 of the Constitution has been held to be part of the inviolable basic structure of the Constitution. It has further been held that while this jurisdiction cannot be ousted, other courts and Tribunals may perform a supplemental role in discharging the powers conferred by Articles 226/227 and 32 of the Constitution. The Tribunals 37 L.P.A. No.244 of 2024 created under Article 323-A and Article 323-B of the Constitution are possessed of the competence to test the constitutional validity of statutory provisions and rules. All decisions of these Tribunals will, however, be subject to scrutiny before a Division Bench of the High Court within whose jurisdiction the Tribunal concerned falls.

The Tribunals will, nevertheless, continue to act like courts of first instance in respect of the areas of law for which they have been constituted. It will not, therefore, be open for litigants to directly approach the High Courts even in cases where they question the vires of statutory legislations. Except where the legislation which creates the particular Tribunal is challenged by overlooking the jurisdiction of the Tribunal concerned. Section 5(6) of the Act is valid and constitutional and is to be interpreted in the manner we have indicated, for ready reference, paragraph 99 is being quoted hereunder as :-

"99. In view of the reasoning adopted by us, we hold that clause 2(d) of Article 323-A and clause 3(d) of Article 323-B, to the extent they exclude the jurisdiction of the High Courts and the Supreme Court under Articles 226/227 and 32 of the Constitution, are unconstitutional. Section 28 of the Act and the "exclusion of jurisdiction" clauses in all other legislations enacted under the aegis of Articles 323-A and 323-B would, to the same extent, be unconstitutional. The jurisdiction conferred upon the High Courts under Articles 226/227 and upon the Supreme Court under Article 32 of the Constitution is 38 L.P.A. No.244 of 2024 a part of the inviolable basic structure of our Constitution. While this jurisdiction cannot be ousted, other courts and Tribunals may perform a supplemental role in discharging the powers conferred by Articles 226/227 and 32 of the Constitution. The Tribunals created under Article 323-A and Article 323- B of the Constitution are possessed of the competence to test the constitutional validity of statutory provisions and rules. All decisions of these Tribunals will, however, be subject to scrutiny before a Division Bench of the High Court within whose jurisdiction the Tribunal concerned falls. The Tribunals will, nevertheless, continue to act like courts of first instance in respect of the areas of law for which they have been constituted. It will not, therefore, be open for litigants to directly approach the High Courts even in cases where they question the vires of statutory legislations (except where the legislation which creates the particular Tribunal is challenged) by overlooking the jurisdiction of the Tribunal concerned. Section 5(6) of the Act is valid and constitutional and is to be interpreted in the manner we have indicated."

89. It is, thus, evident that the Tribunal created by virtue of enactment of the Administrative Tribunal Act, 1985 can exercise the power conferred under Article 226/227 of the Constitution of India which will be amenable to the High Court to be heard by the Division Bench.

90. Even the constitutional validity of the vires of the statutory provision has also been conferred to be exercised save and except that the Act under which the Tribunal has been created itself is under challenge. It means that the 39 L.P.A. No.244 of 2024 Tribunal has been given the power to exercise the power conferred under Article 226 of the Constitution of India as has been conferred by the Constitution to be exercised by the High Court.

91. However, if the judgment rendered in the case of L. Chandra Kumar v. Union of India and Others (Supra) will be taken into consideration in entirety, the High Court has been conferred with the power to judicially review the decision passed by the Central Administrative Tribunal for the purpose of maintaining the basic structure of the Constitution of India that in each State there will be one High Court, meaning thereby, the power which is to be exercised under Article 226 of the Constitution of India is only by the High Courts but the Hon'ble Apex Court taking into consideration the burden which is to be put upon the High Courts if the scrutiny of the order passed by the Tribunal will not be done by exercising the power of judicial review, having no power of administrative review and, as such, in order to reduce the load, such decision has been taken by the Hon'ble Apex Court in the case of L. Chandra Kumar v. Union of India and Others (Supra) by making the Central Administrative Tribunal as a court of first instance.

40 L.P.A. No.244 of 2024

92. It needs to refer herein that there is difference in between the Court of first instance and the forum available in the statute by way of alternative remedy.

93. The Court of first instance means that the said court, depending upon the nature of case to be entertained, will have its original jurisdiction while on the other hand, the alternative forum as provided under the statute is also the original adjudicatory forum but in case of availability of alternative forum under the statute, there is no embargo for the High Court not to exercise the power conferred under Article 226 of the Constitution of India, rather, the High Court can exercise the power conferred under Article 226 of the Constitution of India since the High Court is having the self-imposed restriction and depending upon the situation or availability of the conditions, the High Court can exercise the jurisdiction conferred under Article 226 of the Constitution of India as has been dealt with by the Hon'ble Apex Court in the case of Maharashtra Chess Association v. Union of India and Others reported in (2020) 13 SCC 285, wherein, as under paragraphs 19, 20 and 22, has held as under:-

"19. This argument of the second respondent is misconceived. The existence of an alternate remedy, whether adequate or not, does not alter the fundamentally discretionary nature of the High Court's writ jurisdiction and therefore does not create an absolute legal bar on the exercise of the writ jurisdiction 41 L.P.A. No.244 of 2024 by a High Court. The decision whether or not to entertain an action under its writ jurisdiction remains a decision to be taken by the High Court on an examination of the facts and circumstances of a particular case.
20. This understanding has been laid down in several decisions of this Court. In U.P. State Spg. Co. Ltd. v. R.S. Pandey [U.P. State Spg. Co. Ltd. v. R.S. Pandey, (2005) 8 SCC 264] this Court held : (SCC p. 270, para
11) "11. Except for a period when Article 226 was amended by the Constitution (Forty-Second Amendment) Act, 1976, the power relating to alternative remedy has been considered to be a rule of self-imposed limitation. It is essentially a rule of policy, convenience and discretion and never a rule of law. Despite the existence of an alternative remedy it is within the jurisdiction or discretion of the High Court to grant relief under Article 226 of the Constitution. At the same time, it cannot be lost sight of that though the matter relating to an alternative remedy has nothing to do with the jurisdiction of the case, normally the High Court should not interfere if there is an adequate efficacious alternative remedy."

22. The mere existence of alternate forums where the aggrieved party may secure relief does not create a legal bar on a High Court to exercise its writ jurisdiction. It is a factor to be taken into consideration by the High Court amongst several factors."

94. The Hon'ble Apex Court in the case of M/s Godrej Sara Lee Ltd. v. The Excise and Taxation Officer-cum- Assessing Authority & Ors. reported in 2023 1 Supreme 257 wherein, as under paragraph 4, has held as under:-

"4. Before answering the questions, we feel the urge to say a few words on the exercise of writ powers conferred by Article 226 of the Constitution having 42 L.P.A. No.244 of 2024 come across certain orders passed by the high courts holding writ petitions as "not maintainable" merely because the alternative remedy provided by the relevant statutes has not been pursued by the parties desirous of invocation of the writ jurisdiction. The power to issue prerogative writs under Article 226 is plenary in nature. Any limitation on the exercise of such power must be traceable in the Constitution itself. Profitable reference in this regard may be made to Article 329 and ordainments of other similarly worded articles in the Constitution. Article 226 does not, in terms, impose any limitation or restraint on the exercise of power to issue writs. While it is true that exercise of writ powers despite availability of a remedy under the very statute which has been invoked and has given rise to the action impugned in the writ petition ought not to be made in a routine manner, yet, the mere fact that the petitioner before the high court, in a given case, has not pursued the alternative remedy available to him/it cannot mechanically be construed as a ground for its dismissal. It is axiomatic that the high courts (bearing in mind the facts of each particular case) have a discretion whether to entertain a writ petition or not. One of the self-imposed restrictions on the exercise of power under Article 226 that has evolved through judicial precedents is that the high courts should normally not entertain a writ petition, where an effective and efficacious alternative remedy is available. At the same time, it must be remembered that mere availability of an alternative remedy of appeal or revision, which the party invoking the jurisdiction of the high court under Article 226 has not pursued, would not oust the jurisdiction of the high court and render a writ petition "not maintainable". In a long line of decisions, this Court has made it clear that availability of an alternative remedy does not operate as an absolute bar to the 43 L.P.A. No.244 of 2024 "maintainability" of a writ petition and that the rule, which requires a party to pursue the alternative remedy provided by a statute, is a rule of policy, convenience and discretion rather than a rule of law. Though elementary, it needs to be restated that "entertainability" and "maintainability" of a writ petition are distinct concepts. The fine but real distinction between the two ought not to be lost sight of. The objection as to "maintainability" goes to the root of the matter and if such objection were found to be of substance, the courts would be rendered incapable of even receiving the lis for adjudication. On the other hand, the question of "entertainability"

is entirely within the realm of discretion of the high courts, writ remedy being discretionary. A writ petition despite being maintainable may not be entertained by a high court for very many reasons or relief could even be refused to the petitioner, despite setting up a sound legal point, if grant of the claimed relief would not further public interest. Hence, dismissal of a writ petition by a high court on the ground that the petitioner has not availed the alternative remedy without, however, examining whether an exceptional case has been made out for such entertainment would not be proper."

95. But, the said principle will not be applicable if the matter pertains to the Administrative Tribunal Act, 1985, rather, the Tribunal being the Court of first instance and as has been held in paragraph 99 of L. Chandra Kumar v. Union of India and Others (Supra), all the matters pertaining to the service disputes or concerning the service disputes is to be filed before the Tribunal by way of first instance and in such circumstances, the fact about the principle of self-imposed restriction will not be applicable, 44 L.P.A. No.244 of 2024 rather, the principle of embargo in the High Court will be applicable in view of the fact that the Tribunal is also having the constitutional status by carving out the court of first instance by judicial pronouncement of the Hon'ble Apex Court.

96. Further, the Tribunal has also been conferred with the power to decide the question of vires of the statutory legislation.

97. The Hon'ble Apex Court, in view thereof, has laid down at para 99 that it will not be open for the litigants to directly approach the Hon'ble Apex Court even in cases where they question the "vires of statutory legislation".

98. This Court deems it fit and proper to refer the various statutory provision in order to appreciate the argument advanced on behalf of the parties, the relevant is Section 14 of the Administrative Tribunal Act, 1985 which reads hereunder as :-

14. Jurisdiction, powers and authority of the Central Administrative Tribunal.--(1) Save as otherwise expressly provided in this Act, the Central Administrative Tribunal shall exercise, on and from the appointed day, all the jurisdiction, powers and authority exercisable immediately before that day by all courts (except the Supreme Court 2***) in relation to-- (a) recruitment, and matters concerning recruitment, to any All-India Service or to any civil service of the Union or a civil post under the Union or to a post connected with defence or in the defence 45 L.P.A. No.244 of 2024 services, being, in either case, a post filled by a civilian;

(b) all service matters concerning-- (i) a member of any All-India Service; or

(ii) a person [not being a member of an All-India Service or a person referred to in clause

(c)] appointed to any civil service of the Union or any civil post under the Union; or

(iii) a civilian [not being a member of an All-India Service or a person referred to in clause (c)] appointed to any defence services or a post connected with defence, and pertaining to the service of such member, person or civilian, in connection with the affairs of the Union or of any State or of any local or other authority within the territory of India or under the control of the Government of India or of any corporation 3 [or society] owned or controlled by the Government; (c) all service matters pertaining to service in connection with the affairs of the Union concerning a person appointed to any service or post referred to in sub-clause (ii) or sub-clause (iii) of clause (b), being a person whose services have been placed by a State Government or any local or other authority or any corporation [or society] or other body, at the disposal of the Central Government for such appointment.

[Explanation.--For the removal of doubts, it is hereby declared that references to "Union" in this sub-section shall be construed as including references also to a Union territory.] (2) The Central Government may, by notification, apply with effect from such date as may be specified in the notification the provisions of sub-section (3) to local or other authorities within the territory of India or under the control of the Government of India and to corporations [or societies] owned or controlled by Government, not being a local or other authority 46 L.P.A. No.244 of 2024 or corporation [or society] controlled or owned by a State Government:

Provided that if the Central Government considers it expedient so to do for the purpose of facilitating transition to the scheme as envisaged by this Act, different dates may be so specified under this sub- section in respect of different classes of, or different categories under any class of, local or other authorities or corporations 1 [or societies]. (3) Save as otherwise expressly provided in this Act, the Central Administrative Tribunal shall also exercise, on and from the date with effect from which the provisions of this sub-section apply to any local or other authority or corporation [or society], all the jurisdiction, powers and authority exercisable immediately before that date by all courts (except the Supreme Court 2***) in relation to--
(a) recruitment, and matters concerning recruitment, to any service or post in connection with the affairs of such local or other authority or corporation 1 [or society]; and
(b) all service matters concerning a person [other than a person referred to in clause (a) or clause (b) of sub-section (1)] appointed to any service or post in connection with the affairs of such local or other authority or corporation 1 [or society] and pertaining to the service of such person in connection with such affairs."

99. This Court, after going through the provision as contained under Section 14 of the Act, of 1985, needs to refer herein the definition of "application", "service matters"

and the "service rules" as defined under Section 3(b), 3(q) and 3(r) respectively which read hereunder as :-
3(b) "application" means an application made under section 19;
47 L.P.A. No.244 of 2024
(q) "service matters", in relation to a person, means all matters relating to the conditions of his service in connection with the affairs of the Union or of any State or of any local or other authority within the territory of India or under the control of the Government of India, or, as the case may be, of any corporation or society owned or controlled by the Government, as respects--
(i) remuneration (including allowances), pension and other retirement benefits;
(ii) tenure including confirmation, seniority, promotion, reversion, premature retirement and superannuation;
(iii) leave of any kind;
(iv) disciplinary matters; or
(v) any other matter whatsoever;
(r) "service rules as to redressal of grievances", in relation to any matter, means the rules, regulations, orders or other instruments or arrangements as in force for the time being with respect to redressal, otherwise than under this Act, of any grievances in relation to such matters;

100. The "application" means, as defined under Section 3(b), that an application made under Section 19.

101. The "service matters" as defined under Section 2(q) means in relation to a person, means all matters relating to the conditions of his service in connection with the affairs of the Union or of any State or of any local or other authority within the territory of India or under the control of the Government of India, or, as the case may be, of any corporation or society owned or controlled by the Government, as respects-- (i) remuneration (including allowances), pension and other retirement benefits; (ii) 48 L.P.A. No.244 of 2024 tenure including confirmation, seniority, promotion, reversion, premature retirement and superannuation; (iii) leave of any kind; (iv) disciplinary matters; or (v) any other matter whatsoever.

102. The Section 3(q)(v) is the issue of consideration in the present case wherein it has been stipulated that any other matter whatsoever which does imply that otherwise the issue as referred in 3(q) (i) or 3(q)(ii), 3(q)(iii) and 3(q)(iv), all other matters of any nature will be considered to be the "service matters".

103. The Section 3(r) contains the definition of "service rules as to redressal of grievances", which means in relation to any matter, means the rules, regulations, orders or other instruments or arrangements as in force for the time being with respect to redressal, otherwise than under this Act, of any grievances in relation to such matters.

104. The Section 19 contains the applications to be filed to the Tribunal if a person is aggrieved by any order pertaining to any matter within the jurisdiction of a Tribunal may make an application to the Tribunal for the redressal of his grievance.

105. As per the explanation to Section 19 - For the purposes of this sub-section, "order" means an order made-- (a) by the Government or a local or other authority within the territory of India or under the control of the 49 L.P.A. No.244 of 2024 Government of India or by any corporation or society owned or controlled by the Government; or (b) by an officer, committee or other body or agency of the Government or a local or other authority or corporation or society referred to in clause (a). The Section 19 reads hereunder as :-

"19. Applications to tribunals.--(1) Subject to the other provisions of this Act, a person aggrieved by any order pertaining to any matter within the jurisdiction of a Tribunal may make an application to the Tribunal for the redressal of his grievance.
Explanation.--For the purposes of this sub-section, "order" means an order made--
(a) by the Government or a local or other authority within the territory of India or under the control of the Government of India or by any corporation 3[or society] owned or controlled by the Government; or
(b) by an officer, committee or other body or agency of the Government or a local or other authority or corporation 3[or society] referred to in clause (a).
(2) Every application under sub-section (1) shall be in such form and be accompanied by such documents or other evidence and by such fee (if any, not exceeding one hundred rupees) 4[in respect of the filing of such application and by such other fees for the service or execution of processes, as may be prescribed by the Central Government].
5[(3) On receipt of an application under sub-section (1), the Tribunal shall, if satisfied after such inquiry as it may deem necessary, that the application is a fit case for adjudication or trial by it, admit such application; but where the Tribunal is not so satisfied, it may summarily reject the application after recording its reasons.] 50 L.P.A. No.244 of 2024 (4) Where an application has been admitted by a Tribunal under sub-section (3), every proceeding under the relevant service rules as to redressal of grievances in relation to the subject-matter of such application pending immediately before such admission shall abate and save as otherwise directed by the Tribunal, no appeal or representation in relation to such matter shall thereafter be entertained under such rules."

106. Now adverting to the facts of the present case, it is evident from the order passed by the Election Commission of India dated 06.12.2021 can be considered to be a service dispute within the meaning of the definition of "service matters" as per the definition contained under Section 3(q).

107. The Section 14 provides that the service matter is "recruitment and matters concerning recruitment", to any All-India Service as also all service matters concerning a member of All India Service. Further, all service matters pertaining to service in connection with the affairs of the Union concerning a person appointed to any service or post referred to in sub-clause (ii) or sub-clause (iii) of clause (b).

108. It needs to refer herein that the respondent - writ petitioner is a member of All India Service holding the post during the relevant time as the Deputy Commissioner, Deoghar, an IAS Officer.

109. The "service matter" as has been defined in respect to any other matter whatsoever also including the remuneration, (including allowances), pension and other 51 L.P.A. No.244 of 2024 retirement benefits, tenure including confirmation, seniority, promotion, reversion, premature retirement and superannuation, leave of any kind and disciplinary matters.

110. The stipulation made under 3(q)(v) is having the wider scope and any other matter whatsoever of a member of All India Service or as per the requirement as stipulated under Section 14 of the Act, 1985 concerning a member of an All India Service or a person appointed to any civil service of the Union or any civil post under the Union or a civilian not being a member of an All-India Service or a person referred to in clause (c) appointed to any defence services or a post connected with defence and pertaining to the service of such member, person or civilian, in connection with the affairs of the Union or of any State or of any local or other authority within the territory of India or under the control of the Government of India or of any corporation.

111. Although, the impugned order is a recommendation made by the Election Commission of India with respect to the conduct of the respondent - writ petitioner, after the election having been notified but such recommendation has been made after conclusion of the process of election but the conduct of the petitioner has been considered to be not in accordance with law by the Election Commission of 52 L.P.A. No.244 of 2024 India in exercise of power conferred under Section 28A of the Representation of People Act, 1951.

112. The provision as contained under Section 28A of the Representation of People Act, 1951 since confers power upon Election Commission of India after the notification of the election and till the conclusion of the election to have the control over all the public servant posted in the area where the election has been notified which means that the Election Commission of India will have all the powers to put the things under control and even by exercising the power to deal with the concerned public servant under the Conduct Rules, meaning thereby, the Election Commission of India can also exercise the power under the relevant Conduct Rules during the course of election.

113. However, here it is not the case that the Election Commission has exercised such power but due recommendation was made to the State Government to initiate a proceeding.

114. The proceeding will ultimately lead to the decision to be taken by the State where the cadre of the respondent

-writ petitioner has been allocated. However, the relevant rule which will be applicable is the Central Civil Services (Classification, Control and Appeal) Rules, 1965 to deal with the conduct of the petitioner by initiating appropriate proceeding as per the rule contained therein. 53 L.P.A. No.244 of 2024

115. It is, thus, evident that on the basis of the said recommendation, the State is to initiate the proceeding under the Central Civil Services (Classification, Control and Appeal) Rules, 1965. The moment the disciplinary proceeding will be initiated acting upon the recommendation of the Election Commission of India, there might be two possibilities that the respondent - writ petitioner might be exonerated on conclusion of the proceeding or there will be chance of punishment.

116. This Court, therefore, is of the view that the recommendation which has been made by the Election Commission of India will ultimately lead to initiation of the departmental proceeding under the relevant Conduct Rules, i.e., Central Civil Services (Classification, Control and Appeal) Rules, 1965, and in such circumstances it will be said to be the service matter under the fold of any other matter whatsoever.

117. At this juncture the import of section 14 of The Administrative Tribunals Act, 1985 is required to be discussed, wherein the Jurisdiction, powers and authority of the Central Administrative Tribunal has been stipulated.

118. A bare perusal of aforesaid provision makes it crystal clear that all service matters concerning to not only All-India Service but also to any civil service of the Union or to any civil post under the Union, fall within the 54 L.P.A. No.244 of 2024 jurisdiction, power and authority of the Central Administrative Tribunal.

119. Further, at this juncture, it would be just and proper to discuss the power of the Election Commission (respondent no.2/appellant) which has been enshrined in the constitution.

120. As per the constitutional mandate Article 324(5) stipulates that the president or the Governor of the state, shall, when requested by the Election commission; make available such staffs may be necessary for the discharge of the functions as per the constitutional mandate conferred on the Election Commission.

121. ln pursuance of the above constitutional provisions, a well-defined structure of electoral machinery has been provided in the election laws, contained in part II(A) (sec.13A to 13CC) of Representation of the People Act, 1950 and corresponding provisions given in part IV (Scc.20 to 29) of Representation of the People Act, 1951.

122. For ready reference the section 13CC of the Representation of the People Act, 1950 is being quoted as under:-

[13CC. Chief Electoral Officers, District Election Officers, etc., deemed to be on deputation to Election Commission.--The officers referred to in this Part and any other officer or staff employed in connection with the preparation, revision and correction of the electoral rolls for, and the conduct of, all elections 55 L.P.A. No.244 of 2024 shall be deemed to be on deputation to the Election Commission for the period during which they are so employed and such officers and staff shall, during that period, be subject to the control, superintendence and discipline of the Election Commission.]

123. A similar provision is contained in section 28 A of the Representation of the People Act,195l , which is also being quoted as under:-

[28A. Returning officer, presiding officer, etc., deemed to be on deputation to Election Commission.--The returning officer, assistant returning officer, presiding officer, polling officer and any other officer appointed under this Part, and any police officer designated for the time being by the State Government, for the conduct of any election shall be deemed to be on deputation to the Election Commission for the period commencing on and from the date of the notification calling for such election and ending with the date of declaration of the results of such election and accordingly, such officers shall, during that period, be subject to the control, superintendence and discipline of the Election Commission.]

124. From bare perusal of the aforesaid section it is evident that the returning officer, assistant returning officer, presiding officer, polling officer and any other officer appointed under this Part, and any police officer designated for the time being by the State Government, for the conduct of any election shall be deemed to be on deputation to the Election Commission for the period commencing on and from the date of the notification calling for such election and ending with the date of declaration of the results of 56 L.P.A. No.244 of 2024 such election and accordingly, such officers shall, during that period, be subject to the control, superintendence and discipline of the Election Commission.

125. ln view of Section 28A of l95l Act, all the State (Govt. officials who have been involved in elections in any capacity, also shall deemed to be on deputation to the Election Commission and they are thus by law, officers of the Commission being on deputation to it and are subject to its control, superintendence and discipline and are answerable to the commission.

126. Now this court is adverting to the fact of the instant case wherefrom it is evident that the petitioner was posted as Deputy Commissioner, Deoghar during bye-election of Madhupur Legislative Assembly Constituency held in the month of April, 2021. The petitioner being the Deputy Commissioner-cum-District Election Officer informed the Chief Electoral Officer, Jharkhand vide letter dated 15.04.2021 citing various incidents of violating Model Code of Conduct by Dr. Nishikant Dubey, Member of Parliament from Godda Loksabha Constituency during the election campaign of the said by-election.

127. Further, a complaint dated 19.04.2021 was received by the ECI from Dr. Nishikant Dubey, M.P., Godda via email wherein it was alleged that the petitioner being the DEO, Deoghar and the Superintendent of Police, Deoghar 57 L.P.A. No.244 of 2024 were working as agents of a political party during the aforesaid by-election thereafter, the ECI removed the petitioner from the position of DEO-cum-DC, Deoghar vide letter dated 26.04. 2021.The process of election was completed on 02.05.2021.

128. The petitioner was again posted as D.C, Deoghar vide notification dated 3.05.2021 thereafter petitioner vide letter dated 28.05.2021 and few other letters called for a report regarding the action taken against Dr. Nishikant Dubey, MP for violating Model Code of Conduct during the said by-election pursuant to the said letter dated 15.04.2021 and vide letter dated 23.10.2021 the writ petitioner directed the concerned authorities to take legal action against Dr. Nishikant Dubey.

129. The Chief Electoral Officer, Jharkhand vide letter no.2472 dated 26.10.2021 informed the petitioner that his complaint/letter dated 15.04.2021 was already sent to the ECI vide letter dated 18.04.2021 for necessary action.

130. The ECI also received a report from Chief Electoral Officer (CEO), Jharkhand on 26.10.2021 mentioning inter alia that five F.I.Rs. had been lodged against Dr. Nishikant Dubey for violating Model Code of Conduct during the by- election.

131. It was further reported by the CEO, Jharkhand that neither any intimation was received from the petitioner 58 L.P.A. No.244 of 2024 before/after lodging of the FIRs. nor any direction was issued from the CEO office in this regard. The ECI vide letter dated 3.11.2021 addressed to the CEO, Jharkhand, Ranchi called explanation from the petitioner on various points.

132. The petitioner replied the letter of ECI vide letter no. 1131 dated 11.11.2021 but, the said reply having not been found satisfactory by the ECI and thereafter, ECI issued the directions as contained in the impugned letter dated 6.12.2021 by which State Government has been directed to initiate disciplinary proceeding for major penalty against the petitioner by issuing memo of charge against him with further direction to immediately remove him from the post of Deputy Commissioner-Cum-District Election Officer, Deoghar and not to post him as DC/DEO or on any other election duty without prior permission of the ECI.

133. The writ petitioner being aggrieved with the Memo dated 06.12.2021 has preferred the writ petition being W.P.(S) No. 5716 of 2022 before this Court.

134. On the basis of the aforesaid discussion this Court to examine nothing more except the fact whether there is jurisdiction, power and authority to the Central Administrative Tribunal in service matter of petitioners in the instant case, as per the provisions of section 14 of The Administrative Tribunals Act, 1985 (for short 'the Act') 59 L.P.A. No.244 of 2024

135. In L. Chandra Kumar v. Union of India and others AIR 1997 SC 1127 at paragraph 99, the Hon'ble Supreme Court has held that the Tribunals constituted under the Administrative Tribunals Act, 1985 act like courts to first instance in respect of the areas of law for which they have been constituted. It will not, therefore, be open for litigants to directly approach the High Courts even in cases where they question the vires of statutory legislation (except where the legislation which creates the particular Tribunal is challenged) by overlooking the jurisdiction of the concerned Tribunal.

136. As discussed above, the object of forming the Tribunal is to minimise the work load of the High Courts in deciding the matters under Article 226 of the Constitution and that way, such Tribunal was created as Court of first instance. This is the true import of L. Chandra Kumar's case (supra).

137. We cannot be forgetful that the question of alternative remedy and the question of the Court of first instance, are the two different aspects all together.

138. No doubt, the writ Court in a particular situation, can ignore a question of alternative remedy and can start hearing of a matter on merits instead of sending the same back for exhausting the alternative remedy. 60 L.P.A. No.244 of 2024

139. But, when the Central Administrative Tribunal is created as a Court of first instance and all decisions of such Tribunal are subjected to scrutiny by a Division Bench of the High Court, this question cannot be ignored. If this Division Bench of the High Court hearing the writ matters regarding service passes an order ignoring the existence of the Central Administrative Tribunal and as a Court of first instance, it will become a jurisdictional error.

140. In L. Chandra Kumar's case (supra) it has been categorically ruled by the Hon'ble Apex Court that the Central Administrative Tribunal is a Court of first instance i.e. first hearing will be made by the Tribunal and thereafter against the decision of the Tribunal, it will be heard by the Division Bench of the High Court.

141. In this way, the Constitution Bench of Hon'ble Supreme Court has propounded a principle of universal application to all the High Courts that the matters arising out of the decisions of the Tribunal, will be cognizable, exclusively by the Division Bench of the High Court under Article 226 of the Constitution and the Tribunals will hear the matters as a Court of first instance.

142. Therefore, if the High Court, under Article 226 of the Constitution, ignores this aspect and holds that the alternative forum of adjudication can be ignored and even in such matters High Court can be directly approached, it 61 L.P.A. No.244 of 2024 would lead to an anomalous position and would frustrate the objective sought to be achieved by creating the Tribunal as a Court of first instance.

143. Contention of the writ Petitioner that the jurisdiction of the High Court under Article 226 is a part of inviolable basic structure and framework of our Constitution is a proposition which cannot be disputed. However, in view of the binding dictum of the Constitution Bench of the Supreme Court in L. Chandra Kumar (supra) in the context of remedy before the Central Administrative Tribunal, the writ petition cannot be entertained.

144. The presumption on which the arguments of the petitioner are premised is that approaching the Tribunal is an alternative remedy and therefore if the remedy is not efficacious, a writ can be filed.

145. This argument cannot be sustained in view of the observations of the Supreme Court in L. Chandra Kumar (supra) that the remedy to approach the Tribunal in service disputes with respect to employees who are amenable to its jurisdiction is not an alternative remedy but is the only remedy, the Tribunal being a Court of first instance. Employees aggrieved by the decision of the Tribunal can certainly approach the respective High Court having territorial jurisdiction over the matter in its power of judicial review over the decisions of the Tribunal. 62 L.P.A. No.244 of 2024

146. Further by virtue of section 14 of the Act 1985 itself, person aggrieved, can directly invoke the jurisdiction of the Central Administrative Tribunal In the instant case, although the petitioner has not invoked the jurisdiction of the Tribunal, which is not only the alternative forum of adjudication but also is a Court of first instance.

147. This Court, in such circumstances, is now proceeding to examine the argument advanced on behalf of the parties.

148. Mr. Rajeev Sinha, learned counsel appearing for the Election Commission of India has raised the jurisdictional issue of this High Court wherein the order of recommendation dated 06.12.2021 has been challenged on the ground that such recommendation will come under the fold of any other matter whatsoever.

149. While on the other hand, Mr. Indrajit Sinha, learned counsel appearing for the respondent - writ petitioner, has submitted that since the order dated 06.12.2021 is merely a recommendation which can be accepted or which cannot be accepted also by the State and, as such, it will not come under the fold of any other matter whatsoever and, therefore, the writ petition will lie before the High Court.

150. This Court, on rival submission advanced on behalf of the parties, as above, is of the view that what has been argued by Mr. Indrajit Sinha, learned counsel for the 63 L.P.A. No.244 of 2024 respondent - writ petitioner, that the recommendation so made by the Election Commission of India is not binding.

151. If that be so, then why the writ petition has been filed since, according to him, the said recommendation is yet to be accepted and in such circumstances, the writ petition will be said to be premature.

152. The writ petition since has been filed on the basis that the respondent-writ petitioner has considered himself to be aggrieved party after issuance of the order dated 06.12.2021 making recommendation to initiate departmental proceeding which itself and impliedly means that the recommendation is not optional upon the State, rather, it binds the State and that is the mandate also if the provision of Section 28A of the Representation of People Act, 1951 will be taken into consideration wherein it has been provided that if any irregularity in discharge of service has been conducted either by the employee working in the State Government or the Central Government, the Election Commission will have power to make such recommendation.

153. However, herein such recommendation has been made on conclusion of the election but the conduct of the petitioner which is the basis of making recommendation is in course of the period of election, i.e., after notification of the election and before conclusion of the process of election 64 L.P.A. No.244 of 2024 and, as such, this Court is of the view that such recommendation which has been made by the Election Commission of India dated 06.12.2021 cannot be said to be optional, rather, it is mandatorily to be accepted by the State otherwise the constitutional spirit of establishment of Election Commission of India will be frustrated and if the same will be frustrated, the same will be nothing but hitting the basic structure of the Constitution of India, which, as per the Kesavananda Bharati v. State of Kerala (Supra) case, is not permissible.

154. This Court, therefore, is of the view that the recommendation as made by the Election Commission is the basis of initiation of the service dispute and, as such, it will come under the fold of "any other matter whatsoever"

at this stage and further, the respondent - writ petitioner is the member of All India Service, hence as per the mandate of Article 323A of the Constitution of India, subject to its consideration by the Constitution Bench in the case of L. Chandra Kumar Vs. Union of India & Ors (Supra), particularly paragraph-99, for the respondent - writ petitioner the Tribunal will be the court of first instance and, as such, in view of the power by virtue of the judicial pronouncement of the Hon'ble Apex Court as laid down in paragraph-99, the remedy available to the writ petitioner is Central Administrative Tribunal.
65 L.P.A. No.244 of 2024

155. Accordingly, the issues are answered.

156. Having answered the issue, this Court, based upon the aforesaid discussion made hereinabove, is of the view that this Court is having no jurisdiction to act as a Court of first instance giving go-bye to the Court of first instance which is the Central Administrative Tribunal.

157. This Court, having discussed and coming across the order passed by the learned Single Judge, wherein the learned Single Judge has observed that the impugned order dated 06.12.2021 has been passed in purported exercise of the power under section 20-A of the Act, 1951 and not under any service rules governing the terms and conditions of service of the petitioner, thus, the present writ petition is maintainable, is of the view that the same suffers from an error and needs to be interfered with.

158. Therefore, the order passed by the learned Single Judge dated 26.02.2024 in W.P.(S) No.5716 of 2022 is hereby quashed and set aside.

159. In the result, the instant appeal stands allowed.

160. The respondent-writ petitioner is at liberty to approach the Tribunal.

161. However, passing of this Order will not affect the petitioner's right, if any, to approach the Central Administrative Tribunal in accordance with law, if so advised.

66 L.P.A. No.244 of 2024

162. Pending interlocutory application, if any, also stands disposed of.

                  I agree             (Sujit Narayan Prasad, A.C.J.)



            (Arun Kumar Rai, J.)               (Arun Kumar Rai, J.)

Birendra/A.F.R.




                                     67
                                                       L.P.A. No.244 of 2024