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 7, Cited by 8]

Supreme Court of India

Afzal Imam vs State Of Bihar & Ors on 1 April, 2011

Equivalent citations: 2011 AIR SCW 2722, 2011 (3) AIR KANT HCR 289, AIR 2011 SC (CIVIL) 1267, 2011 (5) SCC 729, (2011) 4 SCALE 815, (2011) 3 JCR 14 (SC), (2011) 3 SERVLJ 12, 2011 (103) AIC (SOC) 4 (SC)

Bench: H.L. Gokhale, J.M. Panchal

                                                                              REPORTABLE


                    IN THE SUPREME COURT OF INDIA

                          CIVIL APPELLATE JURISDICTION


                    CIVIL APPEAL No. 
                                                    2843 /2011  
                                                                          


      (Arising out of Special Leave Petition (C) No. 21928 of 2010)




       Afjal Imam                                          ...Appellant / Petitioner


                                          Versus


       State of Bihar & Ors.                                         ...Respondents





                                      O R D E R

Leave Granted.

2. Appeal allowed. Impugned judgment and order passed by the Division Bench of the Patna High Court in Writ Petition bearing No.CWJC 9981/2010 dated 8th July, 2010 is set aside. The said writ petition filed by the appellant herein stands allowed in part. Section 27 of the Bihar Municipal Act 2007 shall be read down harmoniously with Sections 25 (4), 23 (3), 21 (3) and 21 (4) of the said Act. The respondent no.3, the District Magistrate Patna, Bihar is directed to administer the oath of secrecy under Section 24 of the Act to the 2 seven Municipal Councillors nominated by the appellant to the Empowered Standing Committee. The appellant as well as the members of the Empowered Standing Committee shall be entitled to exercise all the powers as the Mayor and the members of the Empowered Standing Committee as provided in the Bihar Municipal Act, 2007, in accordance with law.

3. Judgment containing the reasons to follow separately.

........................................J. ( J.M. Panchal ) .........................................J. ( H.L. Gokhale ) New Delhi April 1, 2011 3