Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 5, Cited by 2]

Rajasthan High Court - Jaipur

Parmanand Paliwal vs The State Of Rajasthan And Anr. on 1 October, 1997

Equivalent citations: 1998(1)WLC237, 1997(2)WLN498

Author: P.P. Naolekar

Bench: P.P. Naolekar

JUDGMENT
 

P.P. Naolekar, J.
 

1. The petitioner is the elected ward Member of Municipal Board, Rajsamand from ward No. 21. Later on, he contested the election of Chairman of the Municipal Board, Rajsamand and was declared elected. At the relevant time, the petitioner was the Chairman of the Municipal Board. On 22.10.96 a shew cause notice was issued to the petitioner for explanation Under Section 63 of the Rajasthan Municipalities Act 1959 (for short 'the Act' hereinafter). On 5.11.96 a reply was filed by the petitioner. A charge sheet was issued that while holding the post of Chairman of the Municipal Board, Rajsamand, the petitioner at his whims has effected renovation of the chamber without inviting tenders or even issuing the work order. He has not fixed the rates for executing the work and, therefore, he has committed financial irregularity using his position. Charge No. 2 is to the effect that on 25.6.97, tenders were invited for carrying out the work of paver at six places. The tenders were opened on 2.7.97 and the permission to carry out the work to M/s. Kaviraj Construction was issued whereas the work at six places was completed even prior to issuing of tenders. This way the tenders were invited only to fill up the lacuna and the work was carried out without inviting tenders using the position and thereby caused financial loss to the Muncipal Board. It is contrary to the Nagar Palika (Samanya Karya & Anubandh) Rules, 1974 (for short 'the Rules' hereinafter). After the issuance of the charge sheet, an order of suspension was issued suspending the petitioner from the Chairmanship of the Municipal Board, Rajsamand and the matter was handed over for judicial enquiry as contemplated Under Section 63 (2) of the Act. It is submitted by the counsel for the petitioner that before the enquiry as contemplated under the proviso to Sub-section (1) of Section 63 is completed, no proceedings under Sub-section (4) of Section 63 could have been taken against the petitioner.

2. Under the facts of the case. I need not go into this submission made by the counsel for the petitioner as the petitioner's suspension order was issued only after the issuance of the charge sheet. However, it would be fruitful to refer to the decision of the Division Bench of this Court reported in Jan Mohd. v. The State of Rajasthan (1992 (2) WLC (Raj.) 463 whereby the Division Bench approved the decision of another Division Bench rendered in Mohanlal v. State of Rajasthan 1963 RLW 209 and observed as under:

The Division Bench after considering Ugamsee Modi's case (supra) and the provision of Sections 63 (2), (3), (4) and (5) came to the conclusion that though for purposes of Sub-section (1) of Section 63, a preliminary inquiry would be held to have commenced no sooner cognizance is taken of a complaint by the Govt. against such Officer, yet proceedings should be taken to commence in the meaning of the term under Sub-section (4) to Section 63 only when process is ordered to issue against such person or when the authority makes up its mind to take action. At this stage, the Govt. makes up its mind whether or not to take action and that, in our opinion, is the stage of commencement of proceedings for purposes of Section 63 (4).
The conjoint reading of Sub-sections (1), (2) and (4) of Section 63 indicates that the proceedings would be taken to be commenced within the meaning of Sub-section (4) of Section 63 when the authority makes up its mind to take action against the person. The affidavit filed by the Deputy Director (Regional), Local Bodies, Jodhpur alleges that on 19.7.97, charge against the petitioner were framed and thereafter the order of suspension has been issued against the petitioner. The charges framed against the petitioner are as mentioned above. Framing of charges by the respondent against the petitioner clearly indicates the Govt. making up its mind to take action against the petitioner. Prima facie, on reading the charges, it cannot be said that they do not fall within Section 63(1)(d) of the Act or that there is a colourable exercise of powers. As the matter is pending consideration before the Judicial Officer, it would not be proper for me to dilate upon the question regarding validity, proof and justification for framing charges.

3. Sub-section (4) of Section 63 of the Act provides that notwithstanding the foregoing provisions of Section 63, the State Govt. may place under suspension a member against whom proceedings have been commenced Under Section 63 and that suspension order continues until the conclusion of the enquiry or passing of the final order. The result of suspension is that the member so suspended shall not be entitled to take part in any proceedings of the Board or otherwise perform the duties of a member thereof. Thus, as a result of the suspension order issued under Sub-section (4) of Section 63 pending enquiry or till the final order is passed, the member shall be debarred from taking part in the proceedings of one Municipal Board or otherwise performing his duty as a member of the Board. Sub-section (4) cannot be read as giving unlimited power in the hands of the State to debar a member from performing his duties for all times to come. It is to be kept in mind that the member is elected by the public and he is the representative of the public in the Municipal Board. His tenure is limited and he can act as a representative of the public for a fixed term. In the democratic set up, the elected member cannot be restrained from performing his duties for unlimited period without there being proved charge against him. He has a right to perform his duties as a member he being elected to represent wish and will of the people. One has to read the inherited limitation of the authority in applying the powers under Sub-section (4) debarring any elected member from performing his duties as such. The suspension should not result into a removal of the member, a power vested under Sub-section (3) of Section 63 can be exercised after due and proper enquiry, by the State, as per the procedure prescribed for holding an enquiry into a charge against the member of a municipal Board of counsellor of Municipal Council. The enquiry contemplated under Sub-section (2) and the order thereafter under Sub-section (3) has to be passed after giving opportunity to the member to lead oral and documentary evidence and after consideration and giving due weight to the facts found on record. The order is required to be a speaking order giving reasons for arriving at a particular logical conclusion. There is no equation between the order passed of suspending a member and order of removal of member. Proceeding for removal of a member may take a longer period but that should not result in continued suspension of the member until the enquiry is concluded or order is passed. The matter can be looked into from another angle. An enquiry is commenced against the member for his removal and continue for two years and ultimately the member is exonerated from all the charges framed against him, result would be, he will not be removed from membership, but what will happen to his suspension for two years, the period he could not function as member, he could not be relegated to the original position. The power to suspend a member could be held to be legal if it is for a limited period or some machinery is provided for review of the matter and extension thereafter of the suspension period of the member Considering the term of the member of Board, reasonable period of suspension of member could be for six months from the date of suspension. An enquiry contemplated under Sub-section (2) of Section 63 of the Act and the resultant order would be passed within the period of six months from the date of suspension of a member. For some reason or the other, the enquiry Under Section 63 (2) is not completed or order under Sub-section (3) of Section 63 is not passed, that shall not come in the way of cessation of suspension order, On the day six months are completed from the date of suspension order, the suspension order of a member under Sub-section (4) of Section 63 of the Act shall come to an end.

4. Accordingly the petition is dismissed but it is directed that if no order is, passed against the petitioner Under Section 63 (3) of the Act within six months from 19.7.97, the suspension order shall stand revoked from 19.1.98.