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 0, Cited by 1]

Bombay High Court

Sau. Lilabai W/O. Manohar Lothe vs Collector, Bhandara And Others on 2 April, 2016

Equivalent citations: AIR 2016 (NOC) 585 (BOM), AIR 2016 (NOC) 585 (BOM.) (NAGPUR BENCH), 2016 (4) ABR 303, (2017) 2 ALLMR 45 (BOM)

Author: Vasanti A. Naik

Bench: Vasanti A. Naik

     wp6097.15-Judgment                                                                1/7


                 IN THE HIGH COURT OF JUDICATURE AT BOMBAY




                                                                                  
                           NAGPUR BENCH, NAGPUR.




                                                          
                            WRIT PETITION NO.6097 OF 2015


     PETITIONER :-                 Sau. Lilabai W/o Manohar Lothe,
                                   Sarpanch Gram Panchayat




                                                         
                                   Gondumari, Taluka Sakoli, District
                                   Bhandara.

                                         ...VERSUS... 




                                             
     RESPONDENTS :-                1)  Collector, Bhandara.
                              ig   2)  Tahsildar,
                                   Sakoli, District Bhandara.
                            
                                   3)  Secretary, Gram Panchayat
                                   Gond-Umari, Tahsil Sakoli, District
                                   Bhandara.
      

                                   4)  Sau. Deeplata Pramod Uke,
                                   Age-Major, Member, Gram
                                   Panchayat.
   



                                   5)  Sau. Babita Sailesh Motghare,
                                   Age-Major, Member, Gram
                                   Panchayat.





                                   6)  Sau. Pratimala Padmakar Borkar
                                   Age-Major, Member, Gram 
                                   Panchayat.





                                   7)  Sau. Pournima W/o Bhagwat
                                   Chandekar,
                                   Age-Major, Member, Gram Panchayat.

                                   8)  Dudhram Bala Gahane,
                                   Age-Major, Member, Gram 
                                   Panchayat.

                                   9)  Sidartha Adju Uke,
                                   Age-Major, Member, Gram




    ::: Uploaded on - 05/04/2016                          ::: Downloaded on - 29/07/2016 20:41:17 :::
      wp6097.15-Judgment                                                                             2/7


                                     Panchayat.




                                                                                              
                                     10)  Dhanu Hanu Gajbhiye,




                                                                    
                                     Age-Major, Member
                                     Gram Panchayat (Disqualified)

                                     Respondent Nos.4 to 10
                                     R/o Gond Umari, Tahsil Sakoli,




                                                                   
                                     District Bhandara.
     ---------------------------------------------------------------------------------------------------
                       Mr.R.D. Kaorde, Counsel for the Petitioner.
                       Ms Nazia Pathan, counsel for the Respondent Nos.4 to 10.
                       Mr.H.D. Dubey, AGP for the respondent Nos.1 and 3.




                                                   
     ---------------------------------------------------------------------------------------------------
                               ig               CORAM : SMT. VASANTI A. NAIK J.
                                                DATED  : APRIL 02, 2016.
                             
     ORAL  JUDGMENT 

Rule. Rule made returnable forthwith. The petition is heard finally with the consent of the learned counsel for the parties.

By this petition, the petitioner challenges the order passed by the Additional Collector, Bhandara dated 5.10.2015 dismissing an appeal filed by the petitioner under Section 35 of the Bombay Village Panchayats Act challenging the 'no-confidence motion' passed against the petitioner on 2.6.2015.

The petitioner was elected as the Sarpanch of village Gond-Umari in the year 2012. The respondent Nos.4 to 10-members of ::: Uploaded on - 05/04/2016 ::: Downloaded on - 29/07/2016 20:41:17 ::: wp6097.15-Judgment 3/7 the Gram Panchayat gave a requisition for calling the meeting for considering the 'no-confidence motion' against the petitioner to the Tahsildar, Sakoli on 27.5.2015. A special meeting for considering the 'no-confidence motion' against the petitioner was scheduled on 2.6.2015 and the motion was passed against the petitioner with the majority of seven against two. The petitioner, being aggrieved by the passing of the 'no-confidence motion' against her, filed an appeal before the Additional Collector, Bhandara under the provisions of Section 35 of the Act. The said appeal was, however, dismissed by the impugned order dated 5.10.2015.

Shri Karode, the learned counsel for the petitioner submits that the impugned order as also the 'no-confidence motion' are liable to be set aside in-as-much as the 'no-confidence motion' is not passed against the petitioner in accordance with the provisions of the Act. It is stated that the petitioner is woman Sarpanch and the 'no-confidence motion' against woman Sarpanch needs to be carried by a majority of not less than 3/4 of the total members of the Gram Panchayat. It is submitted that in all, there are 9 members in Gram Panchayat, Gond-

Umari. It is stated that the motion is passed against the petitioner by 7 members. It is stated that out of these 7 members, one of members, respondent No.10-Dhanu Hanu Gajbhiye, was disqualified as member of ::: Uploaded on - 05/04/2016 ::: Downloaded on - 29/07/2016 20:41:17 ::: wp6097.15-Judgment 4/7 the Gram Panchayat under the provisions of the Act and the writ petition by Dhanu Gajbhiye, against the order of disqualification, was dismissed and the order of disqualification as also the order of the appellate authority were upheld by the order dated 10.3.2015 in Writ Petition No.1117 of 2015. It is stated that the fact that the respondent No.10 was disqualified and was not entitled to vote in the special meeting in favour or against the motion was not considered by the Additional Collector while dismissing the appeal filed by the petitioner.

It is submitted that the meeting was not conducted in the Gram Panchayat office as required by the Act and the same was conducted in the Samaj Mandir. It is submitted that the 'no-confidence motion' is liable to be set aside.

Shri Dubey, the learned Assistant Government Pleader appearing on behalf of the respondent Nos.1 to 3 supported the order of the Additional Collector. The learned Assistant Government Pleader, however, admitted that the respondent No.10 was disqualified under the provisions of the Act and the order of disqualification of the respondent No.10 was upheld by this Court. Hence, the respondent No.10 was not qualified to participate and vote in the meeting. The learned Assistant Government Pleader submitted that still the 'no-confidence motion' was passed by 3/4 th majority as six members had ::: Uploaded on - 05/04/2016 ::: Downloaded on - 29/07/2016 20:41:17 ::: wp6097.15-Judgment 5/7 voted against the petitioner.

Ms Pathan, the learned counsel for the respondent Nos.4 to 10 fairly admitted that the respondent No.10 was disqualified as a member of the Gram Panchayat and the order of disqualification was upheld by the authorities under the Act. It is submitted that the 'no-

confidence motion' was still passed by 3/4 majority as even by excluding the respondent No.10, there were 8 members in the Gram Panchayat and 6 out of them have voted against the petitioner. It is submitted that the 'no-confidence motion' is passed by 3/4 majority. It is further submitted that the petitioner had participated in the meeting in the Samaj Mandir and no objection was raised by the petitioner in the meeting. It is stated that an objection was raised only after the meeting was conducted and the motion was passed. It is stated that the petitioner has not pointed out as to what prejudice is caused to the petitioner by holding the meeting in the Samaj Mandir which is a building adjoining the Gram Panchayat office.

On hearing the learned counsel for the parties it appears that there is no scope for interference with the impugned order in exercise of the writ jurisdiction. Even if it is held that the respondent No.10 was disqualified and was not entitled to sit and vote in the ::: Uploaded on - 05/04/2016 ::: Downloaded on - 29/07/2016 20:41:17 ::: wp6097.15-Judgment 6/7 special meeting, still the 'no-confidence motion' is carried against the petitioner-woman Sarpanch by 3/4 majority. With the disqualification of the respondent No.10, the Gram Panchayat would consist of 8 members. Out of 8 members, 6 members have voted against the petitioner. Thus, the 'no-confidence motion' was carried against the petitioner by 3/4 majority and, therefore, the fact of disqualification of the respondent No.10 would not result in setting aside the 'no-

confidence motion' that is passed against the petitioner. The 'no-

confidence motion' also cannot be set aside on the ground that the special meeting was conducted in the Samaj Mandir. The petitioner and all other members of the Gram Panchayat, that were entitled to sit and vote in the meeting, have participated in the special meeting held in the Samaj Mandir. Neither the petitioner nor any other member had objected the conduct of the meeting in the Samaj Mandir that is situated near the Gram Panchaat office and after the resolution was passed, the petitioner raised the objection. Even otherwise, no prejudice is pointed out by the petitioner by holding of the meeting in the Samaj Mandir. In the absence of any prejudice, the 'no-confidence motion' cannot be set aside, specially when it is passed by 3/4 majority against the petitioner and a large majority in the Gram Panchayat is desirous that the petitioner should not continue as the Sarpanch.

Since there is no merit in either of the submissions made ::: Uploaded on - 05/04/2016 ::: Downloaded on - 29/07/2016 20:41:17 ::: wp6097.15-Judgment 7/7 on behalf of the petitioner, the petition is dismissed with no order as to costs.

JUDGE !! BRW !! ::: Uploaded on - 05/04/2016 ::: Downloaded on - 29/07/2016 20:41:17 :::