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 28, Cited by 0]

Bombay High Court

Mohan S/O. Marotrao Patil-Taklikar vs The State Of Maharashtra Through on 15 October, 2013

Author: B.P. Dharmadhikari

Bench: B.P. Dharmadhikari, Ravindra V. Ghuge

                                          {1}
                                                             revised 4001.12.odt




                                                                        
            THE HIGH COURT OF JUDICATURE OF BOMBAY
                     BENCH AT AURANGABAD
                  WRIT PETITION NO. 4001 of 2012




                                                
     Mohan s/o. Marotrao Patil-Taklikar,
     Age 58 years, Occ. Agril,
     R/o. Takali, Tq. Naigaon,




                                               
     District Nanded.
                                                                       Petitioner

           Versus




                                      
     1] The State of Maharashtra through
                      
     the Secretary, Rural Development Department,
     Mantralaya, Mumbai-32.
                     
     2] The Collector, Nanded,
     District Nanded.

     3] The Chief Executive Officer,
      


     Zilla Parishad, Nanded.
   



     4] The Sub-Divisional Officer,
     Nanded District Nanded.

     5]The Secretary/Dy. Chief Officer,





     Zilla Parishad, Nanded.

     6] Sau. Mangarani w/o. Sureshrao Ambulgekar
     Age major, Occ. Housewife,
     R/o. Zilla Parishad Quarter, Zilla Parishad, Nanded





     Tq. and Dist. Nanded.

     7] Sau. Kaushlyabai w/o. Venkatrao Tamshette,
     Age Major, Occ. Housewife,
     R/o. Zilla Parishad Quarter, Zilla Parishad, Nanded
     Tq. and Dist. Nanded.




                                                ::: Downloaded on - 27/11/2013 20:27:03 :::
                                         {2}
                                                             revised 4001.12.odt

     8] Pravin s/o. Prataprao Patil Chikhalikar




                                                                        
     Age major , Occ. Agri.
     R/o. Zilla Parishad Quarter, Zilla Parishad, Nanded
     Tq. and Dist. Nanded.




                                                
     9] Sanjay s/o. Bhimrao Karhale
     Age Major, Occ. Agri,




                                               
     R/o. Zilla Parishad Quarter, Zilla Parishad, Nanded
     Tq. and Dist. Nanded.




                                    
     10] Prakash s/o. Gabba Rathod
     Age Major, Occ. Agri.,
                      
     R/o. Zilla Parishad Quarter, Zilla Parishad, Nanded
     Tq. and Dist. Nanded.
                     
     11] Diliprao Vyankatrao Patil
     Age Major. Occ. Agriculture.
      


     12] Avinash Madhukarrao Ghate
     Age Major. Occ. Agriculture.
   



     13] Laxmanrao Gangaram Thakkarwad
     Age Major. Occ. Agriculture.





     14] Sau. Vandana Sanjayrao Lahankar
     Age Major. Occ. Household.





     15] Sanjay Madhavrao Belge,
     Age Major. Occ. Agriculture.


     16] Shrinivas Janakrao More
     Age Major. Occ. Agriculture.




                                                ::: Downloaded on - 27/11/2013 20:27:03 :::
                                         {3}
                                                           revised 4001.12.odt




                                                                      
     17] Bandusing Gomaji Naik
     Age Major. Occ. Agriculture.




                                              
     18] Diliprao Shankarrao Dhondge,
     Age Major. Occ. Agriculture.




                                             
     19] Smt. Vatsalabai Marotrao Puyad
     Age Major. Occ. Household.




                                    
     20] Pratibhatai Rajaram Deshmukh
                     
     Age Major. Occ. Household.
                    
     21] Nandabai Dhanlal Pawar
     Age Major. Occ. Household
      


     22] Swapnil Sheshrao Chavhan
     Age Major. Occ. Agriculture.
   



     23] Shri Ganeshrao Shivajirao Savale
     Age Major. Occ. Agriculture.





     24] Sau. Sarika Gajanan Pawar
     Age Major. Occ. Household.





     25] Marotrao Vyankatrao Ravale
     Age Major. Occ. Agriculture.

     26] Sau. Kushvati Madhavrao Bhise,
     Age Major. Occ. Household.




                                              ::: Downloaded on - 27/11/2013 20:27:03 :::
                                          {4}
                                                            revised 4001.12.odt

     27] Sau. Surekha Ramdas Bodake




                                                                       
     Age Major. Occ. Household.




                                               
     28] Shivajirao Shridharrao Deshmukh
     Age Major. Occ. Agriculture.




                                              
     29] Sau. Pankaja Chandrakant Kendre
     Age Major. Occ. Household.




                                     
     30] Sau. Parvatibai Irba Suryawanshi
     Age Major. Occ. Household.
                     
     31] Sau. Shivkashi Govindrao Godare
                    
     Age Major. Occ. Household.

     32] Dashrath Mangaji Lohbande
     Age Major. Occ. Agriculture.
      


     33] Gangadhar Yadavrao Totlod,
   



     Age Major. Occ. Agriculture.


     34] Dinkar Ganpatrao Shevale





     Age Major. Occ. Agriculture.


     35] Sau. Vimalbai Shivaji Nainwad
     Age Major. Occ. Household





     36] Sau. Bhartibai Rajaram Pawar,
     Age Major. Occ. Household.

     37] Sau. Vashatai Sanjayrao Bhosikar
     Age Major. Occ. Household.




                                               ::: Downloaded on - 27/11/2013 20:27:03 :::
                                          {5}
                                                            revised 4001.12.odt




                                                                       
     38] Sau. Panchfulabai Shivram Jadhav
     Age Major. Occ. Household




                                               
     39] Sau. Pushpabai Sudhakar Mahajan
     Age Major. Occ. Household

     40] Ramesh Bhujangrao Sarode




                                              
     Age Major. Occ. Agriculture.

     41] Sau. Lalita Vithalrao Chintalwar
     Age Major. Occ. Household




                                     
     42] Sau. Gangabai Suryakant Patil
                      
     Age Major. Occ. Household.
                     
     43] Sanjay Bhimrao Karale
     Age Major. Occ. Agriculture.
      


     44] Subhashrao Alla Rathod
     Age Major. Occ. Agriculture.
   



     45] Sau Jayashri Nilesh Pawade
     Age Major. Occ. Household





     46] Balwantrao Madhavrao Patil
     Age Major. Occ. Agriculture.





     47] Pandurang Ghanshyam Gaikwad
     Age Major. Occ. Agriculture.

     48] Nagorao Vyankatrao Ingole
     Age Major. Occ. Agriculture.




                                               ::: Downloaded on - 27/11/2013 20:27:03 :::
                                          {6}
                                                            revised 4001.12.odt

     49] Sau. Ashwini Ashokrao Patil




                                                                       
     Age Major. Occ. Household.

     50] Vyankatesh Nagnathrao Sambutwad




                                               
     Age Major. Occ. Agriculture.

     51] Rohidas Mohanrao Jadhav
     Age Major. Occ. Agriculture.




                                              
     52] Baburao Sambhajirao Gire,
     Age Major. Occ. Agriculture.




                                    
     53] Purushottam Keshavrao Dhondge,
                     
     Age Major. Occ. Agriculture.

     54] Dinkar Omprakash Dahiphale
                    
     Age Major. Occ. Agriculture.

     55] Sau. Vimalbai Jyotiba Kharate
     Age Major. Occ. Household
      
   



     56] Sau. Madhumati Rajesh Deshmukh.
     Age Major. Occ. Household.

     57] Sau. Kaveri Bajirao Bhalerao





     Age Major. Occ. Household


     58] Sau. Gopabai Devaji Manjalkar
     Age Major. Occ. Household.





     59] Sau. Manisha Pandurang Nageshwar
     Age Major. Occ. Household.

     60] Sau. Gajubai Khanderao Moghe
     Age Major. Occ. Household.




                                               ::: Downloaded on - 27/11/2013 20:27:03 :::
                                           {7}
                                                             revised 4001.12.odt

     61] Sau. Shobhabai Gopinathrao Mungal




                                                                        
     Age Major. Occ. Household.

     62] Bandu Bhaurao Pawade




                                                
     Age Major. Occ. Agriculture.

     63] Sau. Sunita Gangadharrao Harale
     Age Major. Occ. Household




                                               
     64] Sau. Kamalbai Prakashrao Patil
     Age Major. Occ. Household.




                                     
                      
     65] Sau. Anusaya Ambadas Rajurkar
     Age Major. Occ. Household.
                     
     66] Diliprao Ganpatrao Debgunde
     Age Major. Occ. Agriculture.

     67] Sau. Savitribai Madhavrao Renge
      


     Age Major. Occ. Household.
   



     68] Wamanrao Vitthalrao Wankhede
     Age Major. Occ. Agriculture.





     69] Subhashrao Vithalrao Patil
     Age Major. Occ. Agriculture.


     70] Sau. Anysayabai Balaji Vaijale





     Age Major. Occ. Household.

     71] Ashokrao Amrutrao Patil
     Age Major. Occ. Agriculture.




                                                ::: Downloaded on - 27/11/2013 20:27:03 :::
                                         {8}
                                                           revised 4001.12.odt

     72] Sau. Mangalabai Ananda Gundale




                                                                      
     Age Major. Occ. Household.




                                              
     73] Rameshrao Laxmanrao Ghantalwar
     Age Major. Occ. Agriculture.




                                             
     74] Sau. Minakshi Shivaji Kagade
     Age Major. Occ. Household




                                   
     75] Shivaji Limbaji Devtale
     Age Major. Occ. Agriculture.
                     
     76] Sau. Sindhutai Ananda Maklekar
     Age Major. Occ. Household.
                    
     77] Shaikh Rehana Begum Shaikh Chand
     Age Major. Occ. Household.
      


     78] Sau. Kamalbai Sambhaji Hulkane
     Age Major. Occ. Household.
   



     79] Sau. Shashikalabai Madhavrao Kadam
     Age Major. Occ. Household.





     80] Sau. Sangita Vijaykumar Dhondge,
     Age Major. Occ. Household.

     81] Sau. Kalawati Bandu Bhusare
     Age Major. Occ. Household.





     82] Sau. Mahadevi Nagnathrao Wadekar
     Age Major. Occ. Household.

     83] Sau. Surekha Subhashrao Gaikwad
     Age Major. Occ. Household.
                                                       Respondents




                                              ::: Downloaded on - 27/11/2013 20:27:03 :::
                                          {9}
                                                                revised 4001.12.odt




                                                                           
     Mr. P.D. Bachate, Advocate for the Petitioner.
     Mr. P.P. More, AGP for respondent No.1,2 & 4,




                                                   
     Mr. S.B. Talekar, Advocate for respondent No.52,
     Mr. S.T. Veer, Advocate for respondent No.11
     Mr. S.B. Sangle, Advocate for respondent Nos. 3 and 5.
     Mr. A.N. Nagargoje, Advocate for respondent No.55




                                                  
     Mr. Y.B. Pathan, Advocate for respondent Nos. 6 to 8, 10,
     47,48,69, 83




                                      
                        ig   CORAM : B.P. DHARMADHIKARI &
                                       RAVINDRA V. GHUGE, JJ.
                                 DATE : 15th OCTOBER, 2013.
                      
     ORAL JUDGMENT [ PER B.P. DHARMADHIKARI,J]:-

1] Heard. Rule. Rule made returnable forthwith. Taken up for final hearing by consent of parties.

The only question is whether election of Committee members of Subject Committees and election of chairman of these Committees, as contemplated by Section 81 and Section 83 of the Maharashtra Zilla Parishad and Panchayat Samitis Act, 1961, have been held in present matter, in accordance with law.

2] General elections of Zilla Parishad, Nanded took place on 7th February,2012 and results were announced on 17.2.2012. The Sub-Divisional Officer, on 19.3.2012 issued communication ::: Downloaded on - 27/11/2013 20:27:03 ::: {10} revised 4001.12.odt convening special meeting of the newly elected Zilla Parishad members on 2.4.2012 for election of Chairman of various subject committees. In the meanwhile, i.e. on 23.1.2012, President and Vice President of the Zilla Parishad were elected in its first meeting by the Zilla Parishad. In the meeting conducted on 2/4/2012, no election for any post of Chairman took place on that day but those powers were given to President. The Secretary of the Zilla Parishad issued notice on 9.4.2012 and called for General Body meeting on 19.4.2012.

Meeting was convened as per the provisions of Section 78, 79 and 79A of the Maharashtra Zilla Parishad and Panchayat Samitis Act, 1961 (hereinafter referred to as "the 1961 Act" for sake of brevity).

On 19.4.2012, the meeting was presided over by President of the Zilla Parishad, and proceedings show that unanimously all Chairmen of Subject Committees have been elected.

2] It is not in dispute that present petitioner has also been elected as member of the Education and Sports Committee on that day. In this background, Advocate Shri Bachate submits that elections need to be conducted only in accordance with Section 83(2) of the 1961 Act i.e. in a meeting presided over either by the Collector of his authorized representative and as no such meeting was held at any point of time, the elections of Chairmen must fall to ground. He further invites attention to other provisions to argue that there has to be election of Chairmen of Subject committees in a meeting presided over by the Collector or his authorized representative not below the rank of Deputy Collector and those powers cannot be delegated to ::: Downloaded on - 27/11/2013 20:27:03 ::: {11} revised 4001.12.odt President. He has also taken us through relevant rules to point out how the entire procedure prescribed for holding of elections is already in existence. He contends that election of the members of the Subject Committee need to be held as per S.81(3) by following the system of proportional representation by means of single transferable vote.

3] Learned AGP appearing for respondent Nos.1, 2 and 4 states that he is still awaiting instructions.

4] Advocate Shri Talekar for respondent No.52, and Advocate Shri Veer for respondent Nos. 11 and 15, have opposed the petition. They submit that petitioner was a willing party to the resolution passed on 2.4.2012, as also on 19.4.2012. In fact, he himself is the beneficiary thereof and hence, cannot now turn around and question the process. All committees have been functioning smoothly since last about 1 and half year and, therefore, this court should not interfere at this juncture.

5] They also place reliance upon the order of this court dated 3.7.2012 passed in W.P. No. 5082 of 2012 "Madanrao Nanasaheb Chavan and others Vs. The State of Maharashtra and others", to urge that an alternate and efficacious remedy under Section 267A of the 1961 Act is available to the petitioner. Shri Veer, in addition, also invited our attention to the judgment of the Pubjab and Haryana High Court in the matter of "Umrao Singh and others Vs. Meher Chand and others" reported in AIR 1982 P & H 91, for ::: Downloaded on - 27/11/2013 20:27:03 ::: {12} revised 4001.12.odt very same purpose. Advocate Shri Sangle, for the Chief Executive Officer, has also prayed for dismissal of the petition.

6] The provisions of filling up the Committees or constitution appear in Chapter IV of 1961 Act. Section 78 points out various committees under the Zilla Parishad. Section 79 is about the constitution of the Standing Committee. Section 79A, is about constitution of Water Management and Sanitation Committee.

Section 80 is about constitution of Subject Committees. The mode and manner of selecting councillors on these subject committees is given in Section 81. Its heading is, "Election of Committees". Sub-

section (1) thereof prohibits a councillor from being elected on more than one committees and sub-section (3) stipulates that election to committee is to be held in accordance with the system of proportional representation by means of single transferable vote. Sub-section 4 then stipulates that if there is any dispute as regards validity of election of any councillor under Section 79 or Section 80, the councillor can refer that dispute to Commissioner, whose decision thereupon is final. Section 82 is then on term of office of such members of Standing Committees and subject committees. Section 83 deals with Chairmen of subject committees. For 5 subject committees, 5 chairmen are prescribed. Under Section 1A, the Collector is obliged to convene a meeting of the Zilla Parishad for election of such Chairmen, within 15 days, from the first meeting of the Zilla Parishad under Section 45. This meeting is to be presided over either by Collector or by an officer not below the rank of Deputy ::: Downloaded on - 27/11/2013 20:27:03 ::: {13} revised 4001.12.odt Collector authorized in writing by Collector. Sub-section (2) is then, on how the election has to proceed.

7] Entire Section 83 shows that Chairman are required to be elected, that too, in a meeting presided over either by Collector, or then, by his authorized representative not below the rank of Deputy Collector.

8] Admittedly, in present facts, no such meeting & election has taken place.

ig Meeting dated 2.4.2013 was attended to by representative of Collector. That meeting does not refer to any election or then selection of a person as Chairman of any of the subject committees. There, desire to have elections unopposed is recorded & powers are given to President to take all members in confidence for said purpose.

9] Respondents state that election has taken place on 19.4.2012 and said election was unopposed.

10] Perusal of the proceedings show that on 19.4.2012, meeting was presided over by President of Zilla Parishad and not by the Collector or his representative. It is, therefore, not a meeting as contemplated by Section 83(2) of the 1961 Act.

11] The elections to local body must be held in the manner and mode prescribed by the Statute. Here, that mode and manner has ::: Downloaded on - 27/11/2013 20:27:03 ::: {14} revised 4001.12.odt been violated. The order of this court dated 3.7.2012 in W.P. No. 5082 of 2012 (supra) only records a conclusion that the petitioners there had an alternate efficacious remedy. However, Section 267A of the 1961 Act, pointed out to us by the respondents as that remedy, is not even mentioned & does not figure anywhere in that order. Section 267A, is power of Commissioner to suspend execution of an unlawful order of Zilla Parishad or Panchayat Samitis. Question, whether said powers can be used to interdict the election process under Section 83 has not been gone into by that Division Bench. We have already noted that in so far election of members to various committees is concerned, dispute is required to be referred to the Divisional Commissioner and his decision thereafter is made final. Said election, therefore, cannot be subjected to Section 267A. The election of the Committee Members are also assailed before us. Judgment of the Division Bench of the Panjab and Haryana High Court notices that when an alternate and efficacious remedy is available, the High Court should not interfere. There, the alternate remedy was in the shape of an election petition. Even otherwise, it is the settled law that availability of such a remedy is not an absolute bar & in suitable case, this Court can always interfere. We find that in present circumstances where election of the members on various Subject Committees as also the election of Chairmen over those Committees, both are in dispute, intervention of this Court is necessary.

12] In 2011 (4) Mh.L.J. 481 - Santosh s/o Murlidharrao Mahatme Vs. Zilla Parishad, Amravati & ors., while dismissing the ::: Downloaded on - 27/11/2013 20:27:03 ::: {15} revised 4001.12.odt writ petition, the Division Bench of this Court has considered Sections 83(1-A), 83(2), 111(11) of the Maharashtra Zilla Parishads and Panchayat Samities Act, 1961 to find out powers of Zilla Parishad to effect change/ modification in allotment of subject committees after initial elections in the meeting presided over by the Collector.

Petitioner was elected as Chairman of Subject Committee by the Collector and was placed in-charge of Finance and Works Subject Committee by the Zilla Parishad. By the impugned notice the meeting was convened to discuss the subject i.e. change in Subject Committees and the allocation of Subject Committee so far as petitioner has been changed by the Zilla Parishad. The Division Bench has held that changing the allocation of Subject Committee by exercising power u/s 111(11) has nothing to do with the term of office of Chairman of Subject Committee & Zilla Parishad is competent to effect change in allocation of Subject Committees before expiry of period of two and half years by exercising power u/s Section 111 of the Act of 1961. In paragraph 13, it is held :--

"It is, therefore, evident that the Chairmen of Subject Committees are elected in the meeting called and presided over by the Collector as per provisions of sub- section (1-A) of Section 83. However, it is for the Zilla Parishad to place them in-charge of such Committee or Committees as the Parishad may determine. In other words, Chairmen of Subject Committees are elected in the meeting presided over by the Collector and allotment of Subject Committee to such elected Chairmen is required to be done by the Zilla Parishad. The power exercised by the Collector under sub-section (1-A) is restricted only to convene a meeting of Zilla Parishad for election of Chairmen of Subject Committees, preside over the same and elect Chairmen of Subject Committees by ::: Downloaded on - 27/11/2013 20:27:03 ::: {16} revised 4001.12.odt following procedure stipulated under sub-sections 2 and 3 of Section 45 of the Act of 1961 whereas allotment of Subject to Chairmen of such Committees is entirely within the jurisdiction and domain of Zilla Parishad. The power, which is exercised by the Zilla Parishad, is completely distinct and different than the one exercised by the Collector under sub-section (1-A) of Section 83 of the Act of 1961. Therefore, the power to elect Chairmen of Subject Committees by the Collector cannot be equated with the power exercised by Zilla Parishad for allocating Subject Committees to such elected Chairmen. "

13] 2010 (6) Mh.L.J. 370 - 2010 (12) LJSOFT 44- Tulshiram s/o Timaji Shrirame & anr. Vs. State of Maharashtra & ors., another Division Bench looks into Rule 6 of The Maharashtra Zilla Parishads (President, Vice President and Chairman of Subjects Committees) and Panchayat Samitis (Chairman and Deputy Chairman) (Reservation of Offices and Election) Rules, 1962 & observes :--

" The rule nowhere contemplates holding of election for allotment of subject committees by secret ballot. On the contrary, it speaks about voting by show of hands. Since the process of election is governed by the rules or statutory provisions, the elections are required to be held in the manner laid down therein and in no other manner. The decision of supreme court in AIR 1994 SC 586 -
( Janendrakumar Phoolchand Daftari v. Rajendra Ramsukh Mishra & ors.), supra, is of no avail to the petitioners as Rule 10(2) of the Bombay Village Panchayats Act which fell for consideration in that case clearly provided that the voting shall take place by show of hands and in case a single member present in the meeting demands voting by secret ballot, the voting will have to be taken by secret ballot. Such is not the case in ::: Downloaded on - 27/11/2013 20:27:03 ::: {17} revised 4001.12.odt hand. In the case in hand the rule does not speak of allowing secret ballot even if there is demand by a single member in the meeting for secret ballot. In the absence of any provision to that effect, we do not think that we would be justified in adding something in the rules which does not exist. The judgments cited by the learned counsel for the petitioner are therefore not applicable to the facts of the present case. In the result, we do not find any merit in this writ petition."

14] In Babu Verghese v. Bar Council of Kerala, (1999) 3 SCC 422, in paragraph 31 & 32 , the Hon. Apex Court observes that it is the basic principle of law long settled that if the manner of doing a particular act is prescribed under any statute, the act must be done in that manner or not at all. The origin of this rule is traceable to the decision in Taylor v. Taylor which was followed by Lord Roche in Nazir Ahmad v. King Emperor who stated as under: "Where a power is given to do a certain thing in a certain way, the thing must be done in that way or not at all." This rule has since been approved by the Apex Court in "Rao Shiv Bahadur Singh v. State of U.P" and again in Deep Chand v. State of Rajasthan. These cases were considered by a three-Judge Bench of Hon. Apex Court in "State of U.P. v. Singhara Singh" and the rule laid down in Nazir Ahmad case was again upheld. Hon. Apex Court states that this rule has since been applied to the exercise of jurisdiction by courts and has also been recognised as a salutary principle of administrative law. In Babaji Kondaji Garad v. Nasik Merchants Coop. Bank Ltd., (1984) 2 SCC 50, Hon. Apex Court in paragraph 12 states that when statute requires a certain thing to be done in a certain manner, it can be done in that manner alone unless a contrary indication is to be found in the statute. If the ::: Downloaded on - 27/11/2013 20:27:03 ::: {18} revised 4001.12.odt Legislature uses the expression "if no such persons are elected" it indubitably suggests that primarily the reserved seats are to be filled in by election. Failing the election, one can resort to appointment or co-option. The chronology of the methodology by which seats are to be filled in as set out in Section 73-B of the Maharashtra Cooperative Societies Act is found to clearly manifest the legislative intention that the first and the foremost pride of place is accorded to election. Hon. Apex Court has held that it ought to be so because a representative institution ordinarily must be democratically elected.

15] In a democracy, the election to local bodies are constitutionally recognized & are essential part of Panchayat Raj system. Precedents mentioned supra show that the importance of election in the scheme of 1961 Act can not be undermined & can not be allowed to be defeated or compromised by permitting the same to be substituted by any other method. We also note that present Petitioner on 2.4.2012 has specifically posed the question whether law permits the course being adopted by the Zilla Parishad. The proceedings dated 2.4.2012 record his question accordingly. Thus there is no & can not be any estoppel or acquiescence in present matter & steps must be initiated forthwith to elect the Committee Members as also Chairman of the respective Committees as per the mandate of law. In present facts, we find that responsible officers like respondent No.2 Collector, respondent No.3 Chief Executive Officer and respondent No.4 Sub Divisional Officer, have avoided to perform their duties and did not advice the councillors of the Zilla Parishad or ::: Downloaded on - 27/11/2013 20:27:03 ::: {19} revised 4001.12.odt its President properly. It has resulted in violation of provision of Section 81 as also Section 83 of the 1961 Act.

16] .We, therefore, are not in position to hold that remedy under Section 267A is alternate and equally efficacious remedy available to the petitioner in present matter. At this stage, Advocate Shri Veer points out provision of Section 259 of the 1961 Act. However, for very same reasons this effort also cannot succeed.

17] We, therefore, quash and set aside the constitution of the Subject Committees under Section 81 of the 1961 Act and direct respondent No.2 to issue fresh notice for convening meeting of the Zilla Parishad in terms of Section 81 and 83(1)(A) within a period of 3 weeks from today. The election shall be conducted within further period of two weeks. As the committees already constituted are functioning without any problem since last more than 18 months, till the new committees are constituted and their Chairmen are duly elected, present committees, headed by their Chairmen, shall continue to function.

18] Petition is thus allowed in terms of prayer clauses (B-1), (C) and (D), Pending civil applications, if any, stand disposed of.

Rule made absolute accordingly. No costs.

     [RAVINDRA V. GHUGE]                     [B.P. DHARMADHIKARI]
            JUDGE                                         JUDGE
     grt/




                                                   ::: Downloaded on - 27/11/2013 20:27:03 :::