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 39, Cited by 0]

Madras High Court

Mansoor Ali Khan vs Union Of India on 30 August, 2018

Bench: S.Manikumar, Subramonium Prasad

        

 
IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED: 30.08.2018
CORAM:
THE HON'BLE MR.JUSTICE  S.MANIKUMAR
AND
THE HON'BLE MR.JUSTICE  SUBRAMONIUM PRASAD

WP.No.22375 of 2018
and
WMP No.26210 of 2018

Mansoor Ali Khan						...    Petitioner

vs.

1. Union of India,
Rep. by its Secretary,
Ministry of Home Affairs,
North Block,
New Delhi - 110 001.

2. The Government of Tamil Nadu,
Rep. by its Secretary to Government,
Home Department,
Fort St. George,
Secretariat,
Chennai - 600 009.

3. The Government of Tamilnadu,
Rep. by its Secretary to Government,
Finance Department,
Fort St. George,
Secretariat,
Chennai - 600  009.	 

4. The Government of Tamilnadu,
Rep. by its Secretary to Government,
Public Works Department,
Fort St. George,
Secretariat,
Chennai - 600  009.	 

5. The Joint Director and Head of Zone,
Central Bureau of Investigation,
III Floor, EVK Sampath Building,
College Road,
Chennai - 600 006.						...  Respondents

WRIT Petition filed under Article 226 of the Constitution of India, praying for the issuance of a writ of Mandamus, to direct the respondents 1 to 4 to consider my representation dated 12.07.2018 and forthwith stop forcibly implementing hazardous projects in the state of Tamil Nadu, to abolish the present tender system of allotting the Public Welfare Contracts in the State of Tamil Nadu to private contractors, which resulted in the State of Tamil Nadu suffering a debt of about Rupees Six Lakh Crore and above payable to the World Bank and simultaneously direct the 5th respondent to conduct investigation into the allegations set forth by petitioner-in-person in his representation dated 12.07.2018, by registering FIR against all the concerned Ministers and officials of the State of Tamil Nadu, within a period of six months.

		For Petitioner 	: Mr.Mansoor Ali Khan
					  Party-in-Person
		For Respondents	: Mr.T.N.Rajagopalan (for R2 to R4)
					  Government Pleader 	

ORDER

(Order of the Court was made by S.MANIKUMAR, J) Mr.Mansoor Ali Khan, party-in-person, has sought for a writ of mandamus directing the respondents 1 to 4 herein to consider his representation dated 12.07.2018 and forthwith stop forcibly implementing hazardous projects in the State of Tamil Nadu, to abolish the present tender system of allotting public welfare contracts in the State of Tamilnadu to private contractors, which according to him, has resulted in State of Tamilnadu suffering a debt of Rupees Six Lakhs Crores, payable to World Bank.

2. Petitioner has also sought for a direction to the Joint Director and Head of Zone, Central Bureau of Investigation, Chennai to conduct an investigation into the allegations made by him, in his representation dated 12.07.2018, by filing FIR against all concerned Ministers and the officials of the State of Tamil Nadu, within a period of six months.

3. Supporting the prayer sought for, the petitioner has avered as hereunder.

(a) Everybody across the Country is aware of the present protests that are being consistently taking place in the State of Tamil Nadu.
(b) The general public in State of Tamil Nadu is feeling that all the projects affecting the environment and natural resources, which causes human hazardous, are rejected by other States in the Country, are being implemented in State of Tamil Nadu, against the will of the public.
(c) Country during the ancient times was having lot of natural resources. During those days, Kings and their Kingdom were ruling their respective regime.
(d) The trade practice in our Country, especially in our State, started even during the ancient period itself. There are archeological proof that natural resources were carried in ancient ships to various other countries. The same has also been recognized during the recent visit of our Hon'ble Prime Minister to Israel, where Israel Government gifted the ancient document in Tamil between the two kingdoms having regard to the respect of the trade between the countries, then.
(e) The recent article published in a leading magazine of the United States of America speaks at large, about the seven kingdoms during the ancient period and that kingdom of King Raja Raja Chozhan was recognised as the largest kingdom among the said seven kingdoms then, in the globe. Therefore it is an established fact that Tamil, Tamilians, their culture, trade, natural resources are renowned factors across the globe till today.
(f) Further, King Tipu Sultan, while ordering punishment against any crime, had an habit of opting choice to the criminals with imprisonment or to carry our plantation for a specific period and quantum. This would establish that all along, from the ancient period, the government ensured the growth of natural resources by developing forest for pure environment.
(g) But, the recent happenings, in the State of Tamil Nadu is in complete reverse of what the state had rendered in its past. The days where people developed natural resources and agricultural produces for public and traded the same, after satisfying the requirement of public with other countries, is now facing a drastic change, where all the hazardous projects for the benefit of foreign Corporate and foreign countries, are being implemented against the wishes of the people of state of Tamil Nadu.
(h) It is relevant to state that the above said hazardous projects were originally objected and rejected to be implemented in other States and are now forcefully being implemented in our State. The situation in the State is alarming where everyday, in nook and corner, the State is facing continuous protest by the public, against the dangerous projects, such as Neutrino project in Bodinayakanur, Theni District, Methen Lifting project in Thanjavur District, Sterlite Copper Industry issue in Tuticorin, Tirunelveli District, Automic Energy industry in Koodankoolam, Kanyakumari District, etc., apart from the same, through the projects, like Sagarmala and Bharatmala, the natural resources in the ocean, and hills, valuable contents, have been handed over to foreign private sectors.
(i) Even water from Siruvani River in Coimbatore District has been transferred to a foreign Corporate company for lifting water, purifying and selling the same to public, for several Thousand Crores of Rupees under their brand name.
(j) while such being the situation, our Hon'ble Vice President, Shri Venkaiah Naidu, and the ruling party people from the Centre and State including Mr.Ela Ganesan etc. continuously state, in media and social network, why State like Tamil Nadu should not be sacrificed for the development of the Country? This itself would show that the Central ruling party is targeting Tamil Nadu not for the development of the State, but to ruin the natural resources, that too not for the benefit of the Country, but for the benefit of 3rd party, foreign corporates.
(k) Petitioner has stated that the present Government, in the State of Tamil Nadu has been predominantly failed, particularly, for the following reasons:-
(A) All the projects like laying roads, buildings, water tanks, dams, laying sewerages etc., are transferred and being transferred to 3rd parties calling themselves to be government contractors, who are mostly relatives of Ministers, M.L.As etc., of the ruling party or their benamies.
(B) Originally, during the period when Kings were ruling and also during the early Government in our State, after Independence, Public Welfare Projects, such as laying roads, buildings, water tanks, dams, laying sewerages etc., were implemented and done by the Government itself, by forming a department viz., Public Works Department, for that purpose. In State of Tamil Nadu, the development period was during the government headed by former Chief Minister Karmaveerar Kamarajar. Only during his period, various industries and dams have been built, through Public Works Department, on its own, engaging technically skilled persons, by creating government employments.
(C) But now, even though Public Works Department is functioning, all the projects are being handed over to Contractors through an eye wash tender, most of the time against the provisions contemplated under the Tender Transparency Act.
(D) When there are so many government employees in each department, the State Government is keen, in transferring the projects to 3rd party contractors only, for the sake of usurping the finance and wealth of the State, by handing over the contracts to the benamis and relatives of Ministers, MLAs and the ruling party cadres.
(E) In the recent time, Government of Tamil Nadu after shooting innocent people in a rally against Sterlite Factory in Tuticorin, announced laying of 8-Lane Green Highways Road between Salem to Chennai destroying 8,000 acres of cultivable lands, the hills, forest, temples, Schools, etc. (F) Even though various projects have commenced and pending completion since several years, instead of completing those projects, the Government have commenced its work to survey the land required for the said laying of 8-Lane Green Highways Road between Salem to Chennai.
(G) The poor farmers, who are carrying on cultivation activities for generations, their lands, are sought to be acquired for the above said project, inspite of protest against the project. But, Government of Tamil Nadu is threatening the poor farmers by throwing them behind the bars using the police force and weapons. This would establish the damage caused by the State Government against democracy and the fundamental right of poor agriculturist and citizens of this Country.
(H) Even the said project has been given by way of tender to the relatives of the present Chief Minister of Tamil Nadu i.e., to the Chief Minister son's in-laws family. The project is worth Several Thousand Crores and is being carried out only for the purpose of commission and usurping the revenue generated out of the taxes paid by poor public of this Country.
(I) In this connection, when the media posed a specific question with respect to the relationship with the Contractor to whom the said project has been given, the Hon'ble Chief Minister to the utmost dismay replied stating that "are they not entitled to take contracts?". Most of the media have captured / recorded such open speech of our Hon'ble Chief Minister of Tamil Nadu.
(J) This statement of the Hon'ble Chief Minister Mr.Edappadi Palanisamy, under whose control Public Works Department (PWD) and Police Ministry are functioning, confirms that the Chief Minister has breached the oath, which he had promised at the time of swearing as the Chief Minister of Tamil Nadu.
(K) The State of Tamil Nadu have recently come across a scam in procuring eggs for the Midday-meal scheme where thousands of Crore have been seized from the Contractors, who are benamies of ruling party cadres.
(L) The Government alleges that it owes 6 lakhs Crores debt to the World Bank and is paying several thousand Crore towards interest for such debts. All these loans are procured only for the purpose of scams and for looting the same in the name of projects. But, no such project has actually reached the public, rather public is saddled with tax burden. If this poor / inefficient tender system continues, the liability of the State of Tamil Nadu will definitely increase to Rupees 60 Thousand Lakh Crores without any project being actually implemented. On the other hand, such funds will get diverted as deposits in Swizz Bank and in foreign Corporate Companies, to the account of politicians.
(M) Therefore, criminal proceedings should also be initiated against Mr.Edappadi Palanisamy, for violating the constitutional obligations of the Chief Minister and for cheating the public of the State of Tamil Nadu. The Chief Minister cannot say that it was an answer given to a question raised by media personnel. If such is the case, registering a F.I.R. and confining the petitioner to the prison for something, which he had not meant, while giving a bite to the media also.
(N) The ultimate aim of the petitioner is not to clear the illegalities that are committed against him and it is against the public, in this State, wealth and natural resources.
(O) Apart from the above, the present Government in the State of Tamil Nadu under the leadership of Shri. Edappadi K.Palanisamy, is not a Government with majority and it was also not the choice of the people in the State of Tamil Nadu. Present persons ruling the State of Tamil Nadu, have captured this position due to the sudden demise of the former Chief Minister Selvi J.Jayalalitha who was the actual people's choice then.
(P) Present persons ruling the State of Tamil Nadu having captured their respective position through backdoor and ruling the State, without the ultimate majority, should be estopped from implementing any projects, till the issue relating to the disqualification of MLAs is finalized once in for all.
(Q) Hence, he sent a representation dated 12.07.2018 to the Hon'ble President of India, Hon'ble Prime Minister of India, Hon'ble Home Minister of India, Hon'ble Governor for the State of Tamil Nadu, The Chief Secretary to Government of Tamil Nadu, The Finance Secretary to Government of Tamil Nadu and to the Secretary to the Government of Tamil Nadu (Public Works Departments), requesting them, to take suitable action as under: -
(i) to immediately stop all the projects that the Central Government in collaboration with the State Government is trying to implement in the State of Tamil Nadu,
(ii) to disqualify and compel Mr.Edappadi Palanisamy to step down from the post of the Chief Minister of the State and direct C.B.I. enquiry against him and initiate appropriate criminal proceedings;
(iii) to abolish the tender system and to carry out all the projects directly under the supervision and by the Government itself by creating employment in all the required fields and till such time to keep in abeyance all the projects including the laying of 8-Lane Green Highways Road between Salem to Chennai.
(R) In his above said representation dated 12.07.2018, he has also requested the Secretary, Finance Department, Government of Tamil Nadu to provide him with the following information / copies of the documents pertaining to the loans procured and pending repayment to the World Bank:-
(i) To state the present State Government of Tamil Nadu's outstanding loan amounting to Rs.6 Lakh Crores taken from World Bank together with interest pending repayment. Why the State Government of Tamil Nadu took Rs.6 Lakh Crores loan from World Bank, for what purpose this was taken and on what projects these amounts were spent. How much amount has been repaid so far and we cannot allow our current future generation to bear this loan and these loans should be repaid only by the Government of Tamil Nadu, who took the load. But our future generation is no responsible for this.
(ii) to provide the details, (date, sanctioning order, repayment schedule, name of the project etc.) of the projects for which loans have been obtained and pending repayment; and
(iii) To provide the details (amount in rupees towards principal and interest) of the monthly repayments being made by the State Government of Tamil Nadu towards the loan and its interest.
(S) Despite of receipt of my representation dated 12.07.2018, till date no action has been taken. Hence, the present Public Interest Litigation.

4. Mr.Mansoor Ali Khan, party-in-person, has also made submissions.

5. Heard the party-in-person and perused the materials available on record.

6. Before adverting to the prayer sought for, let us consider few decision of the Hon'ble Supreme Court on Public Interest writ petitions.

(i) In S.P.Anand v. H.D.Deve Gowda reported in 1996 (6) SCC 734, the Supreme Court, at Paragraph 18, held as follows:
"It is of utmost importance that those who invoke this Court's jurisdiction seeking a waiver of the locus standi rule must exercise restraint in moving the Court by not plunging in areas wherein they are not well-versed. Such a litigant must not succumb to spasmodic sentiments and behave like a knight-errant roaming at will in pursuit of issues providing publicity. He must remember that as a person seeking to espouse a public cause, he owes it to the public as well as to the court that he does not rush to court without undertaking a research, even if he is qualified or competent to raise the issue. Besides, it must be remembered that a good cause can be lost if petitions are filed on half-baked information without proper research or by persons who are not qualified and competent to raise such issues as the rejection of such a petition may affect third party rights. Lastly, it must also be borne in mind that no one has a right to the waiver of the locus standi rule and the court should permit it only when it is satisfied that the carriage of proceedings is in the competent hands of a person who is genuinely concerned in public interest and is not moved by other extraneous considerations. So also the court must be careful to ensure that the process of the Court is not sought to be abused by a person who desires to persist with his point of view, almost carrying it to the point of obstinacy, by filling a series of petitions refusing to accept the Court's earlier decisions as concluding the point. We say this because when we drew the attention of the petitioner to earlier decisions of this Court, he brushed them aside, without so much as showing willingness to deal with them and without giving them a second look, as having become stale and irrelevant by passage of time and challenged their correctness on the specious plea that they needed reconsideration. Except for saying that they needed reconsideration he had no answer to the correctness of the decisions. Such a casual approach to considered decisions of this Court even by a person well-versed in law would not be countenanced. Instead, as pointed out earlier, he referred to decisions having no bearing on the question, like the decisions on cow slaughter cases, freedom of speech and expresssion, uniform civil code, etc., we need say no more except to point out that indiscriminate of this important lever of public interest litigation would blunt the lever itself."

(ii) In Balco Employees' Union (Regd.) v. Union of India reported in 2002 (2) SCC 333, the Supreme Court, held that, "Public interest litigation, or PIL as it is more commonly known, entered the Indian judicial process in 1970. It will not be incorrect to say that it is primarily the judges who have innovated this type of litigation as there was a dire need for it. At that stage, it was intended to vindicate public interest where fundamental and other rights of the people who were poor, ignorant or in socially or economically disadvantageous position and were unable to seek legal redress were required to be espoused. PIL was not meant to be adversial in nature and was to be a cooperative and collaborative effort of the parties and the court so as to secure justice for the poor and the weaker sections of the community who were not in a position to protect their own interests. Public interest litigation was intended to mean nothing more than what words themselves said viz. "litigation in the interest of the public."

(iii) In Ashok Kumar Pandey v. State of W.B., reported in 2004 (3) SCC 349, the Apex Court, after considering few decisions, on the aspect of public interest litigation, observed as follows:

"4. When there is material to show that a petition styled as a public interest litigation is nothing but a camouflage to foster personal disputes, said petition is to be thrown out. Before we grapple with the issue involved in the present case, we feel it necessary to consider the issue regarding public interest aspect. Public Interest Litigation which has now come to occupy an important field in the administration of law should not be "publicity interest litigation" or "private interest litigation" or "politics interest litigation" or the latest trend "paise income litigation". If not properly regulated and abuse averted it becomes also a tool in unscrupulous hands to release vendetta and wreck vengeance, as well. There must be real and genuine public interest involved in the litigation and not merely an adventure of knight errant or poke ones into for a probe. It cannot also be invoked by a person or a body of persons to further his or their personal causes or satisfy his or their personal grudge and enmity. Courts of justice should not be allowed to be polluted by unscrupulous litigants by resorting to the extraordinary jurisdiction. A person acting bona fide and having sufficient interest in the proceeding of public interest litigation will alone have a locus standi and can approach the Court to wipe out violation of fundamental rights and genuine infraction of statutory provisions, but not for personal gain or private profit or political motive or any oblique consideration. These aspects were highlighted by this Court in The Janta Dal v. H.S.Chowdhary [1992 (4) SCC 305] and Kazi Lhendup Dorji vs. Central Bureau of Investigation (1994 Supp (2) SCC 116). A writ petitioner who comes to the Court for relief in public interest must come not only with clean hands like any other writ petitioner but also with a clean heart, clean mind and clean objective. See Ramjas Foundation v. Union of India (AIR 1993 SC 852) and K.R.Srinivas v. R.M.Premchand (1994 (6) SCC 620).
5. It is necessary to take note of the meaning of expression 'public interest litigation'. In Strouds Judicial Dictionary, Volume 4 (IV Edition), 'Public Interest' is defined thus:
"Public Interest (1) a matter of public or general interest does not mean that which is interesting as gratifying curiosity or a love of information or amusement but that in which a class of the community have a pecuniary interest, or some interest by which their legal rights or liabilities are affected."

6. In Black's Law Dictionary (Sixth Edition), "public interest" is defined as follows :

"Public Interest something in which the public, or some interest by which their legal rights or liabilities are affected. It does not mean anything the particular localities, which may be affected by the matters in question. Interest shared by national government...."

7. In Janata Dal case (supra) this Court considered the scope of public interest litigation. In para 52 of the said judgment, after considering what is public interest, has laid down as follows :

"The expression 'litigation' means a legal action including all proceedings therein initiated in a Court of law for the enforcement of right or seeking a remedy. Therefore, lexically the expression "PIL" means the legal action initiated in a Court of law for the enforcement of public interest or general interest in which the public or a class of the community have pecuniary interest or some interest by which their legal rights or liabilities are affected."

8. In paras 60, 61 and 62 of the said judgment, it was pointed out as follows:

"Be that as it may, it is needless to emphasis that the requirement of locus standi of a party to a litigation is mandatory, because the legal capacity of the party to any litigation whether in private or public action in relation to any specific remedy sought for has to be primarily ascertained at the threshold."

9. In para 96 of the said judgment, it has further been pointed out as follows:

"While this Court has laid down a chain of notable decisions with all emphasis at their command about the importance and significance of this newly developed doctrine of PIL, it has also hastened to sound a red alert and a note of severe warning that Courts should not allow its process to be abused by a mere busy body or a meddlesome interloper or wayfarer or officious intervener without any interest or concern except for personal gain or private profit or other oblique consideration."

10. In subsequent paras of the said judgment, it was observed as follows:

"109. It is thus clear that only a person acting bona fide and having sufficient interest in the proceeding of PIL will alone have as locus standi and can approach the Court to wipe out the tears of the poor and needy, suffering from violation of their fundamental rights, but not a person for personal gain or private profit or political motive or any oblique consideration. Similarly a vexatious petition under the colour of PIL, brought before the Court for vindicating any personal grievance, deserves rejection at the threshold".

11. It is depressing to note that on account of such trumpery proceedings initiated before the Courts, innumerable days are wasted, which time otherwise could have been spent for the disposal of cases of the genuine litigants. Though we spare no efforts in fostering and developing the laudable concept of PIL and extending our long arm of sympathy to the poor, the ignorant, the oppressed and the needy whose fundamental rights are infringed and violated and whose grievance go unnoticed, un-represented and unheard; yet we cannot avoid but express our opinion that while genuine litigants with legitimate grievances relating to civil matters involving properties worth hundreds of millions of rupees and criminal cases in which persons sentenced to death facing gallows under untold agony and persons sentenced to life imprisonment and kept in incarceration for long years, persons suffering from undue delay in service matters - government or private, persons awaiting the disposal of cases wherein huge amounts of public revenue or unauthorized collection of tax amounts are locked up, detenu expecting their release from the detention orders etc. etc. are all standing in a long serpentine queue for years with the fond hope of getting into the Courts and having their grievances redressed, the busy bodies, meddlesome interlopers, wayfarers or officious interveners having absolutely no public interest except for personal gain or private profit either of themselves or as a proxy of others or for any other extraneous motivation or for glare of publicity break the queue muffing their faces by wearing the mask of public interest litigation and get into the Courts by filing vexatious and frivolous petitions and thus criminally waste the valuable time of the Courts and as a result of which the queue standing outside the doors of the court never moves, which piquant situation creates frustration in the minds of the genuine litigants and resultantly they loose faith in the administration of our judicial system.

12. Public interest litigation is a weapon which has to be used with great care and circumspection and the judiciary has to be extremely careful to see that behind the beautiful veil of public interest an ugly private malice, vested interest and/or publicity seeking is not lurking. It is to be used as an effective weapon in the armory of law for delivering social justice to the citizens. The attractive brand name of public interest litigation should not be used for suspicious products of mischief. It should be aimed at redressal of genuine public wrong or public injury and not publicity oriented or founded on personal vendetta. As indicated above, Court must be careful to see that a body of persons or member of public, who approaches the court is acting bona fide and not for personal gain or private motive or political motivation or other oblique consideration. The Court must not allow its process to be abused for oblique considerations. Some persons with vested interest indulge in the pastime of meddling with judicial process either by force of habit or from improper motives. Often they are actuated by a desire to win notoriety or cheap popularity. The petitions of such busy bodies deserve to be thrown out by rejection at the threshold, and in appropriate cases with exemplary costs.

13. The Council for Public Interest Law set up by the Ford Foundation in USA defined the "public interest litigation" in its report of Public Interest Law, USA, 1976 as follows:

"Public Interest Law is the name that has recently been given to efforts provide legal representation to previously unrepresented groups and interests. Such efforts have been undertaken in the recognition that ordinary market place for legal services fails to provide such services to significant segments of the population and to significant interests. Such groups and interests include the proper environmentalists, consumers, racial and ethnic minorities and others."

14. The Court has to be satisfied about (a) the credentials of the applicant; (b) the prima facie correctness or nature of information given by him; (c) the information being not vague and indefinite. The information should show gravity and seriousness involved. Court has to strike balance between two conflicting interests; (i) nobody should be allowed to indulge in wild and reckless allegations besmirching the character of others; and (ii) avoidance of public mischief and to avoid mischievous petitions seeking to assail, for oblique motives, justifiable executive actions. In such case, however, the Court cannot afford to be liberal. It has to be extremely careful to see that under the guise of redressing a public grievance, it does not encroach upon the sphere reserved by the Constitution to the Executive and the Legislature. The Court has to act ruthlessly while dealing with imposters and busy bodies or meddlesome interlopers impersonating as public-spirited holy men. They masquerade as crusaders of justice. They pretend to act in the name of Pro Bono Publico, though they have no interest of the public or even of their own to protect.

15. Courts must do justice by promotion of good faith, and prevent law from crafty invasions. Courts must maintain the social balance by interfering where necessary for the sake of justice and refuse to interfere where it is against the social interest and public good. (See State of Maharastra v. Prabhu [(1994 (2) SCC 481)] and Andra Pradesh State Financial Corporation v. M/s.GAR Re-Rolling Mills and Another [AIR 1994 SC 2151]. No litigant has a right to unlimited drought on the Court time and public money in order to get his affairs settled in the manner as he wishes. Easy access to justice should not be misused as a licence to file misconceived and frivolous petitions. [See Buddhi Kota Subbarao (Dr.) v. K.Parasaran, (1996) 7 JT 265]. Today people rush to Courts to file cases in profusion under this attractive name of public interest. They must inspire confidence in Courts and among the public.

16. As noted supra, a time has come to weed out the petitions, which though titled as public interest litigations are in essence something else. It is shocking to note that Courts are flooded with large number of so called public interest litigations where even a minuscule percentage can legitimately be called as public interest litigations. Though the parameters of public interest litigation have been indicated by this Court in large number of cases, yet unmindful of the real intentions and objectives, Courts are entertaining such petitions and wasting valuable judicial time which, as noted above, could be otherwise utilized for disposal of genuine cases. Though in Dr.Duryodhan Sahu and Ors., v. Jitendra Kumar Mishra and Ors., (AIR 1999 SC 114), this Court held that in service matters PILs should not be entertained, the inflow of so- called PILs involving service matters continues unabated in the Courts and strangely are entertained. The least the High Courts could do is to throw them out on the basis of the said decision. The other interesting aspect is that in the PILs, official documents are being annexed without even indicating as to how the petitioner came to possess them. In one case, it was noticed that an interesting answer was given as to its possession. It was stated that a packet was lying on the road and when out of curiosity the petitioner opened it, he found copies of the official documents. Whenever such frivolous pleas are taken to explain possession, the Court should do well not only to dismiss the petitions but also to impose exemplary costs. It would be desirable for the Courts to filter out the frivolous petitions and dismiss them with costs as afore-stated so that the message goes in the right direction that petitions filed with oblique motive do not have the approval of the Courts.

17. ..........

18. In S.P.Gupta v. Union of India [1981 Supp. SCC 87], it was emphatically pointed out that the relaxation of the rule of locus standi in the field of PIL does not give any right to a busybody or meddlesome interloper to approach the Court under the guise of a public interest litigant. He has also left the following note of caution: (SCC p.219, para 24) "But we must be careful to see that the member of the public, who approaches the court in cases of this kind, is acting bona fide and not for personal gain or private profit or political motivation or other oblique consideration. The court must not allow its process to be abused by politicians and others to delay legitimate administrative action or to gain a political objective."

19. In State of H.P. vs. A Parent of a Student of Medical College, Simla and Ors. (1985 (3) SCC 169), it has been said that public interest litigation is a weapon which has to be used with great care and circumspection.

20. Khalid, J. in his separate supplementing judgment in Sachidanand Pandey vs. State of W.B., (1987 (2) SCC 295, 331) said:

"Today public spirited litigants rush to courts to file cases in profusion under this attractive name. They must inspire confidence in courts and among the public. They must be above suspicion. (SCC p. 331, para 46) * * * Public interest litigation has now come to stay. But one is led to think that it poses a threat to courts and public alike. Such cases are now filed without any rhyme or reason. It is, therefore, necessary to lay down clear guidelines and to outline the correct parameters for entertainment of such petitions. If courts do not restrict the free flow of such cases in the name of public interest litigations, the traditional litigation will suffer and the courts of law, instead of dispensing justice, will have to take upon themselves administrative and executive functions. (SCC p.334, para 59) * * * I will be second to none in extending help when such help is required. But this does not mean that the doors of this Court are always open for anyone to walk in. It is necessary to have some self- imposed restraint on public interest litigants." (SCC p.335, para 61)

21. Sabyasachi Mukharji, J. (as he then was) speaking for the Bench in ramsharan Autyanuprasi v. Union of India (1989 Supp (1) SCC 251), was in full agreement with the view expressed by Khalid, J. in Sachidanand Pandey's case (supra) and added that 'public interest litigation' is an instrument of the administration of justice to be used properly in proper cases. [See also separate judgment by Pathak, J. (as he then was) in Bandhua Mukti Morcha v. Union of India (1984 (3) SCC 161).

22. Sarkaria, J. in Jasbhai Motibhai Desai v. Roshan Kumar (1976 (1) SCC 671) expressed his view that the application of the busybody should be rejected at the threshold in the following terms: (SCC p. 683, para 37) "It will be seen that in the context of locus standi to apply for a writ of certiorari, an applicant may ordinarily fall in any of these categories : (i) 'person aggrieved'; (ii) 'stranger'; (iii) busybody or meddlesome interloper. Persons in the last category are easily distinguishable from those coming under the first two categories. Such persons interfere in things which do not concern them. They masquerade as crusaders for justice. They pretend to act in the name of pro bono publico, though they have no interest of the public or even of their own to protect. They indulge in the pastime of meddling with the judicial process either by force of habit or from improper motives. Often, they are actuated by a desire to win notoriety or cheap popularity; while the ulterior intent of some applicants in this category, may be no more than spoking the wheels of administration. The High Court should do well to reject the applications of such busybodies at the threshold."

23. Krishna Iyer, J. in Fertilizer Corpn. Kamgar Union (Regd.) v. Union of India (1981 (1) SCC 568) in stronger terms stated: (SCC p.589, para 48) "48. If a citizen is no more than a wayfarer or officious intervener without any interest or concern beyond what belongs to any one of the 660 million people of this country, the door of the court will not be ajar for him."

24. In Chhetriya Pardushan Mukti Sangharash Samiti v. State of U.P., (1990 (4) SCC 449), Sabyasachi Mukharji, C.J. observed: (SCC p.452, para 8) "While it is the duty of this Court to enforce fundamental rights, it is also the duty of this Court to ensure that this weapon under Article 32 should not be misused or permitted to be misused creating a bottleneck in the superior court preventing other genuine violation of fundamental rights being considered by the court."

25. In Union Carbid Corporation v. Union of India (1991 (4) SCC 584, 610), Ranganath Mishra, C.J. in his separate judgment while concurring with the conclusions of the majority judgment has said thus: (SCC p.610, para 21) "I am prepared to assume, nay, concede, that public activists should also be permitted to espouse the cause of the poor citizens but there must be a limit set to such activity and nothing perhaps should be done which would affect the dignity of the Court and bring down the serviceability of the institution to the people at large. Those who are acquainted with jurisprudence and enjoy social privilege as men educated in law owe an obligation to the community of educating it properly and allowing the judicial process to continue unsoiled."

26 In Subhash Kumar v. State of Bihar, (1991 (1) SCC 598) it was observed as follows:

"Public interest litigation cannot be invoked by a person or body of persons to satisfy his or its personal grudge and enmity. If such petitions under Article 32, are entertained it would amount to abuse of process of the court, preventing speedy remedy to other genuine petitioners from this Court. Personal interest cannot be enforced through the process of this Court under Article 32 of the Constitution in the garb of a public interest litigation. Public interest litigation contemplates legal proceeding for vindication or enforcement of fundamental rights of a group of persons or community which are not able to enforce their fundamental rights on account of their incapacity, poverty or ignorance of law. A person invoking the jurisdiction of this Court under Article 32 must approach this Court for the vindication of the fundamental rights of affected persons and not for the purpose of vindication of his personal grudge or enmity. It is the duty of this Court to discourage such petitions and to ensure that the course of justice is not obstructed or polluted by unscrupulous litigants by invoking the extraordinary jurisdiction of this Court for personal matters under the garb of the public interest litigation".

27. In the words of Bhagwati, J. (as he then was) "the courts must be careful in entertaining public interest litigations" or in the words of Sarkaria, J. "the applications of the busybodies should be rejected at the threshold itself" and as Krishna Iyer, J. has pointed out, "the doors of the courts should not be ajar for such vexatious litigants"."

(iv) In Vikas Vashishth v. Allahabad High Court reported in 2004 (13) SCC 485, the Supreme Court held as follows:

"At the very outset, we put it to the petitioner that a bare perusal of the petition shows that it is based entirely on newspaper reports and asked him whether before filing the petition he has taken care to verify the facts personally. His answer is in the negative. In the writ petition all the 21 High Courts have been included as respondents and Union of India has also been impleaded as the 22nd respondent. We asked the petitioner what has provoked him to implead all the High Courts as respondents and he states that it is his apprehension that similar incidents may occur in other High Courts though there is no factual foundation for such appreciation.
5. After affording the full opportunity of hearing, we are satisfied that what purports to have been filed as a public interest litigation is nothing more than a "publicity interest litigation". It is writ large that it has been filed without any effort at verifying the facts by the petitioner personally."

(v) In R & M.Trust v. Koramangala Residents Vigilance Group reported in 2005 (3) SCC 91, the Supreme Court, at Paragraphs 23 and 24, observed as follows:

"23. Next question is whether such Public Interest Litigation should at all be entertained & laches thereon. This sacrosanct jurisdiction of Public Interest Litigation should be invoked very sparingly and in favour of vigilant litigant and not for the persons who invoke this jurisdiction for the sake of publicity or for the purpose of serving their private ends.
24. Public Interest Litigation is no doubt a very useful handle for redressing the grievances of the people but unfortunately lately it has been abused by some interested persons and it has brought very bad name. Courts should be very very slow in entertaining petitions involving public interest in a very rare cases where public at large stand to suffer. This jurisdiction is meant for the purpose of coming to the rescue of the down trodden and not for the purpose of serving private ends. It has now become common for unscrupulous people to serve their private ends and jeopardize the rights of innocent people so as to wreak vengeance for their personal ends. This has become very handy to the developers and in matters of public contracts. In order to serve their professional rivalry they utilize the service of the innocent people or organization in filing public interest litigation. The Courts are sometimes persuaded to issue certain directions without understanding implication and giving a handle in the hands of the authorities to misuse it. Therefore, the courts should not exercise this jurisdiction lightly but should exercise in a very rare and few cases involving public interest of large number of people who cannot afford litigation and are made to suffer at the hands of the authorities."

(vi) In Gurpal Singh v. State of Punjab reported in 2005 (5) SCC 136, the Supreme Court, while considering the scope of a petition styled as a public interest litigation, held as follows:

"5. The scope of entertaining a petition styled as a public interest litigation, locus standi of the petitioner particularly in matters involving service of an employee has been examined by this court in various cases. The Court has to be satisfied about (a) the credentials of the applicant; (b) the prima facie correctness or nature of information given by him; (c) the information being not vague and indefinite. The information should show gravity and seriousness involved. Court has to strike balance between two conflicting interests; (i) nobody should be allowed to indulge in wild and reckless allegations besmirching the character of others; and (ii) avoidance of public mischief and to avoid mischievous petitions seeking to assail, for oblique motives, justifiable executive actions. In such case, however, the Court cannot afford to be liberal. It has to be extremely careful to see that under the guise of redressing a public grievance, it does not encroach upon the sphere reserved by the Constitution to the Executive and the Legislature. The Court has to act ruthlessly while dealing with imposters and busy bodies or meddlesome interlopers impersonating as public-spirited holy men. They masquerade as crusaders of justice. They pretend to act in the name of Pro Bono Publico, though they have no interest of the public or even of their own to protect.
6. .....
7. As noted supra, a time has come to weed out the petitions, which though titled as public interest litigations are in essence something else. It is shocking to note that Courts are flooded with large number of so called public interest litigations where even a minuscule percentage can legitimately be called as public interest litigations. Though the parameters of public interest litigation have been indicated by this Court in large number of cases, yet unmindful of the real intentions and objectives, High Courts are entertaining such petitions and wasting valuable judicial time which, as noted above, could be otherwise utilized for disposal of genuine cases. Though in Dr. Duryodhan Sahu and Ors. v. Jitendra Kumar Mishra and Ors. (AIR 1999 SC 114), this Court held that in service matters PILs should not be entertained, the inflow of so-called PILs involving service matters continues unabated in the Courts and strangely are entertained. The least the High Courts could do is to throw them out on the basis of the said decision. The other interesting aspect is that in the PILs, official documents are being annexed without even indicating as to how the petitioner came to possess them. In one case, it was noticed that an interesting answer was given as to its possession. It was stated that a packet was lying on the road and when out of curiosity the petitioner opened it, he found copies of the official documents. Whenever such frivolous pleas are taken to explain possession, the Court should do well not only to dismiss the petitions but also to impose exemplary costs. It would be desirable for the Courts to filter out the frivolous petitions and dismiss them with costs as afore-stated so that the message goes in the right direction that petitions filed with oblique motive do not have the approval of the Courts.
8. ......
9. It is depressing to note that on account of such trumpery proceedings initiated before the Courts, innumerable days are wasted, which time otherwise could have been spent for the disposal of cases of the genuine litigants. Though we spare no efforts in fostering and developing the laudable concept of PIL and extending our long arm of sympathy to the poor, the ignorant, the oppressed and the needy whose fundamental rights are infringed and violated and whose grievance go unnoticed, un-represented and unheard; yet we cannot avoid but express our opinion that while genuine litigants with legitimate grievances relating to civil matters involving properties worth hundreds of millions of rupees and substantial rights and criminal cases in which persons sentenced to death facing gallows under untold agony and persons sentenced to life imprisonment and kept in incarceration for long years, persons suffering from undue delay in service matters - government or private, persons awaiting the disposal of tax cases wherein huge amounts of public revenue or unauthorized collection of tax amounts are locked up, detenu expecting their release from the detention orders etc. etc. are all standing in a long serpentine queue for years with the fond hope of getting into the Courts and having their grievances redressed, the busy bodies, meddlesome interlopers, wayfarers or officious interveners having absolutely no real public interest except for personal gain or private profit either of themselves or as a proxy of others or for any other extraneous motivation or for glare of publicity break the queue muffing their faces by wearing the mask of public interest litigation and get into the Courts by filing vexatious and frivolous petitions of luxury litigants who have nothing to loose but trying to gain for nothing and thus criminally waste the valuable time of the Courts and as a result of which the queue standing outside the doors of the court never moves, which piquant situation creates frustration in the minds of the genuine litigants.
10. Public interest litigation is a weapon which has to be used with great care and circumspection and the judiciary has to be extremely careful to see that behind the beautiful veil of public interest an ugly private malice, vested interest and/or publicity seeking is not lurking. It is to be used as an effective weapon in the armory of law for delivering social justice to the citizens. The attractive brand name of public interest litigation should not be allowed to be used for suspicious products of mischief. It should be aimed at redressal of genuine public wrong or public injury and not publicity oriented or founded on personal vendetta. As indicated above, Court must be careful to see that a body of persons or member of public, who approaches the court is acting bona fide and not for personal gain or private motive or political motivation or other oblique consideration. The Court must not allow its process to be abused for oblique considerations by masked phantoms who monitor at times from behind. Some persons with vested interest indulge in the pastime of meddling with judicial process either by force of habit or from improper motives and try to bargain for a good deal as well to enrich themselves. Often they are actuated by a desire to win notoriety or cheap popularity. The petitions of such busy bodies deserve to be thrown out by rejection at the threshold, and in appropriate cases with exemplary costs."

(vii) In Common Cause (A Regd. Society) v. Union of India reported in 2008 (5) SCC 511, Hon'ble Mr. Justice Markandey Katju (as he then was), held as follows:

"59. Unfortunately, the truth is that PILs are being entertained by many courts as a routine and the result is that the dockets of most of the superior courts are flooded with PILs, most of which are frivolous or for which the judiciary has no remedy. As stated in Dattaraj Nathuji Thaware v. State of Maharastra reported in AIR 2005 SC 540, public interest litigation has nowadays largely become 'publicity interest litigation', 'private interest litigation', or 'politics interest litigation' or the latest trend 'paise income litigation'. Much of P.I.L. is really blackmail.
60. Thus, Public Interest Litigation which was initially created as a useful judicial tool to help the poor and weaker section of society who could not afford to come to courts, has, in course of time, largely developed into an uncontrollable Frankenstein and a nuisance which is threatening to choke the dockets of the superior courts obstructing the hearing of the genuine and regular cases which have been waiting to be taken up for years together."

In the same judgment, concurring with the view of his Brother Judge, Hon'ble Mr. Justice H.K.Sema (as he then was), further added, as follows:

"69. Therefore, whether to entertain the petition in the form of Public Interest Litigation either represented by public-spirited person; or private interest litigation in the guise of public interest litigation; or publicity interest litigation; or political interest litigation is to be examined in the facts and circumstances recited in the petition itself. I am also of the view that if there is a buffer zone unoccupied by the legislature or executive which is detrimental to the public interest, judiciary must occupy the field to subserve public interest. Therefore, each case has to be examined on its own facts."

(viii) In Adarsh Shiksha Mahavidyalaya v. Subhash Rahangdale reported in 2012 (2) SCC 425, the Supreme Court observed as follows:

"57. In the light of the above, we shall first consider whether the High Court committed an error by entertaining the writ petition filed by Subhash Rahangdale as public interest litigation. This Court has, time and again, laid down guiding principles for entertaining petitions filed in public interest. However, for the purpose of deciding the appellants' objection it is not necessary to advert to the plethora of precedents on the subject because in State of Uttaranchal v. Balwant Singh Chaufal (2010) 3 SCC 402, a two-Judge Bench discussed the development of law relating to public interest litigation and reiterated that before entertaining such petitions, the Court must feel satisfied that the petitioner has genuinely come forward to espouse public cause and his litigious venture is not guided by any ulterior motive or is not a publicity gimmick.
58. In paragraphs 96 to 104, the Bench discussed Phase-III of the public interest litigation in the context of transparency and probity in governance, referred to the judgments in Vineet Narain v. Union of India (1998) 1 SCC 226, Centre for Public Interest Litigation v. Union of India (2003) 7 SCC 532, Rajiv Ranjan Singh "Lalan" (VIII) v. Union of India (2006) 6 SCC 613, M.C. Mehta v. Union of India (2007) 1 SCC 110, M.C. Mehta v. Union of India (2008) 1 SCC 407 and observed:
"These are some of the cases where the Supreme Court and the High Courts broadened the scope of public interest litigation and also entertained petitions to ensure that in governance of the State, there is transparency and no extraneous considerations are taken into consideration except the public interest. These cases regarding probity in governance or corruption in public life dealt with by the courts can be placed in the third phase of public interest litigation."

59. Reference also deserves to be made to the judgment of the three-Judge Bench in Shivajirao Nilangekar Patil v. Dr. Mahesh Madhav Gosavi (1987) 1 SCC 227 in which a new dimension was given to the power of the Superior Courts to make investigation into the issues of public importance even though the petitioner may have moved the Court for vindication of a private interest. In that case the High Court had entertained a writ petition filed by Assistant Medical Officer of K.E.M. Hospital, Bombay questioning the assessment of answer sheets of the Post Graduate Medical Examinations held by the Bombay University in October 1985. He alleged malpractices in the evaluation of the answer sheets of the daughter of the appellant who, at the relevant time, was Chief Minister of the State. The learned Single Judge held that altering and tampering of the grade sheets was done by Dr. Rawal at the behest of the Chief Minister. The Division Bench affirmed the order of the learned Single Judge with some modification.

60. While rejecting the objection raised on behalf of the appellant that the writ petition filed by the respondent cannot be treated as a petition filed in public interest, this Court observed:

"The allegations made in the petition disclose a lamentable state of affairs in one of the premier universities of India. The petitioner might have moved in his private interest but enquiry into the conduct of the examiners of the Bombay University in one of the highest medical degrees was a matter of public interest. Such state of affairs having been brought to the notice of the Court, it was the duty of the Court to the public that the truth and the validity of the allegations made be inquired into. It was in furtherance of public interest that an enquiry into the state of affairs of public institution becomes necessary and private litigation assumes the character of public interest litigation and such an enquiry cannot be avoided if it is necessary and essential for the administration of justice." (emphasis supplied)
7. Newspaper cuttings have been enclosed in the typed set of papers. Apart from enclosing the postal receipts for sending the representation dated 12.07.2018, to the respondents, acknowledgments are not enclosed. Be that as it may, apart from postal receipts, petitioner has filed news items dated 17.07.2018, published in "THE HINDU" and "Times of India".

8. On the aspect as to whether news items published in papers can form part of the material to substantiate the averments, we deem it fit to consider few decisions.

(i) A Hon'ble Division Bench of this Court in A.S.M.Kumar v. State of Tamil Nadu reported in 2008 (5) MLJ 399, to which, one of us, is a party, has considered the following judgments, "8.The question of admissibility of the newspaper reports came up for consideration in Samant N.Balkrishna and another Vs.George Fernandez and other reported in 1969 (3) SCC 238 at paragraph 26, the Apex Court observed that "A newspaper item without any further proof of what had actually happened through witnesses is of no value. It is at best a second hand evidence. It is well known that reporters collect information and pass it on to the editor who edits the news item and then publish it. In this process truth might get perverted or garbled. Such news items cannot be said to prove themselves although they may be taken into account with other evidence if the other evidence is forcible."

9. As regards nature and admissibility of a newspaper report, the Supreme Court in Lakmi Raj Shetty and another Vs. State of Tamil Nadu reported in 1988 (3) SCC 319, opined that "...We cannot take judicial notice of the facts stated in a news item being in the nature of hearsay secondary evidence, unless proved by evidence aliunde. A report in a newspaper is only hearsay evidence. A newspaper is not one of the documents referred to in Section 78(2) of the Evidence Act, 1872 by which an allegation of fact can be proved. The presumption of genuineness attached under Section 81 of the Evidence Act to a newspaper report cannot be treated as proved of the facts reported therein."

10.In Quamarul Islam Vs. S.K.Kanta reported in 1994 (1) SCC 452, the question as to whether mere production of the copy of the newspaper be treated as proof of the report of the speech (news item) contained therein came up for consideration. The Apex Court at Paragraph 48 of the judgment held that, "48.Newspaper reports by themselves are not evidence of the contents thereof. Those reports are only hearsay evidence. These have to be proved and the manner of proving a newspaper report is well settled. Since, in this case, neither the reporter who heard the speech and sent the report was examined nor even his reports produced, the production of the newspaper by the Editor and publisher, PW4 by itself cannot amount to proving the contents of the newspaper reports. Newspaper, is at the best secondary evidence of its contents and is not admissible in evidence without proper proof of the contents under the Indian Evidence Act. The learned trial Judge could not treat the newspaper reports as duly 'proved' only by the production of the copies of the newspaper. The election petitioner also examined Abrar Razi, PW5, who was the polling agent of the election petitioner and a resident of the locality in support of the correctness of the reports including advertisements and messages as published in the said newspaper. We have carefully perused his testimony and find that his evidence also falls short of proving the contents of the reports of the alleged speeches or the messages and the advertisements, which appeared in different issues of the newspaper. Since, the maker of the report which formed basis of the publications, did not appear in the court to depose about the facts as perceived by him, the facts contained in the published reports were clearly inadmissible. No evidence was led by the election petitioner to prove the contents of the messages and the advertisements as the original manuscript of the advertisements or the messages was not produced at the trial. No witness came forward to prove the receipt of the manuscript of any of the advertisements or the messages or the publication of the same in accordance with the manuscript. There is no satisfactory and reliable evidence on the record to even establish that the same were actually issued by IUML or MYL, ignoring for the time being, whether or not the appellant had any connection with IUML or MYL or that the same were published by him or with his consent by any other person or published by his election agent or by any other person with the consent of his election agent."

11.The Supreme Court dealing with a "pro bono publico" litigation in B.P.Singhal Vs.State of Tamil Nadu and others reported in 2004 (13) SCC 673, wherein the petitioner sought for a transfer of an investigation from Tamil Nadu State Police to the Central Bureau of Investigation, opined that:

"the petition is lacking in material particulars. All the averments made in the petition are based, by and large, on news reports and not on personal knowledge. The petition does not state that the petitioner has taken any care to verify himself the correctness of the averments made."

12.In yet another decision in Dr.B.Singh Vs. Union of India (UOI) and others reported in 2004 (3) SCC 363 dealing with a public interest litigation, challenging the propriety of the third respondent therein for being considered for appointment as a Judge, the Supreme Court while expressing its anguish found that:

"the petitioner has no where stated that he has personal knowledge of the allegations made against R3. He does not even aver that he made any effort to find out whether the allegations have any basis. He only refers to the representation of Ram Sarup and some other paper cuttings of news items. It is too much to attribute authenticity or creditability to any information or fact merely because, it found publication in a newspaper or journal or magazine or any other form of communication, as though it is gospel truth. It needs no reiteration that newspaper reports per se do not constitute legally acceptable evidence."

13. In matters relating to public interest litigation, the Supreme Court has time and again cautioned that the Court has to be satisfied about (a)the credentials of the applicant; (b) the prima facie correctness or nature of information given by him; c) the information being not vague and indefinite. The information should show gravity and seriousness involved. Court has to strike balance between two conflicting interests; i) nobody should be allowed to indulge in wild and reckless allegations besmirching the character of others; and (ii) avoidance of public mischief and to avoid mischievous petitions seeking to assail, for oblique motives, justifiable executive actions. In such case, however, the Court cannot afford to be liberal. It has to be extremely careful to see that under the guise of redressing a public grievance, it does not encroach upon the sphere reserved by the Constitution to the Executive and the Legislature. The Court has to act ruthlessly while dealing with imposters and busy bodies or meddlesome interlopers impersonating as public spirited holy men. They masquerade as crusaders of justice. They pretend to act in the name of Pro Bono Publico, though they have no interest of the public or even of their own to protect. Reference can be made to the recent decision of the Apex Court in Holicow Pictures Pvt., Ltd., Vs. Prem Chandra Mishra and others reported in 2008 (1) CTC 711 (Para 20)."

(ii) After considering the decisions of the Hon'ble Apex Court, at Paragraph 16, the Hon'ble Division Bench has observed as follows:

"It is now well settled that a news item published in the newspaper are only hearsay and no judicial notice can be taken unless supported by further authentic evidence. Though the parameters of public interest litigation have been indicated by the Supreme Court in large number of cases, yet unmindful of the real intentions and objectives, the petitioner, without verifying the authenticity or otherwise of the news items, has chosen to resort to the extra ordinary jurisdiction. The Public Interest Litigation intended to ameliorate the grievance of the poor, the ignorant, the oppressed and the needy whose fundamental rights are infringed and violated, should not be misused. Before maintaining a cause before the Court one should prove that there is concrete and credible basis, not withstanding the credentials claimed of the person moving the courts."

9. Mere averments do not stand the test of proof and a person claiming public interest, should not seek for any direction. Actions, which petitioner seeks the Court to take, are as follows:

(i) to direct the respondents 1 to 4 to consider his representation dated 12.07.2018 and forthwith stop forcibly implementing hazardous projects in the state of Tamil Nadu,
(ii) to abolish the present tender system of allotting the Public Welfare Contracts in the State of Tamil Nadu to private contractors, which resulted in the State of Tamil Nadu suffering a debt of about Rupees Six Lakh Crore and above payable to the World Bank; and
(iii) simultaneously direct the 5th respondent to conduct investigation into the allegations set forth by petitioner-in-person in his representation dated 12.07.2018, by registering FIR against all the concerned Ministers and officials of the State of Tamil Nadu, within a period of six months.

10. As per the decisions of the Hon'ble Supreme Court stated supra, a person claiming himself to be a public interest litigant, should take efforts to collect information to substantiate the averments and to make out a prima facie case. Except making bald allegations and averments in the supporting affidavit, we do not find any material.

11. Without there being any substantive material, instant writ petition has been filed. On the averments and submissions, we are of the view that no prima facie case is made out to invoke the jurisdiction of this Court under Article 226 of the Constitution of India, even for issuance of notice to the respondents.

12. Writ petition is dismissed. No Costs. Consequently, the connected Writ Miscellaneous Petition is closed.

(S.M.K., J.) (S.P., J.) 30.08.2018 Index: Yes.

Internet: Yes Speaking/Non speaking ars To

1. The Secretary, Union of India, Ministry of Home Affairs, North Block, New Delhi - 110 001.

2. The Secretary to Government, Government of Tamil Nadu, Home Department, Fort St. George, Secretariat, Chennai - 600 009.

3. The Secretary to Government, Government of Tamilnadu, Finance Department, Fort St. George, Secretariat, Chennai - 600 009.

4. The Secretary to Government, Government of Tamilnadu, Public Works Department, Fort St. George, Secretariat, Chennai - 600 009.

5. The Joint Director and Head of Zone, Central Bureau of Investigation, III Floor, EVK Sampath Building, College Road, Chennai - 600 006.

S.MANIKUMAR,J.

AND SUBRAMONIUM PRASAD, J.

ars WP.No.22375 of 2018 and WMP No.26210 of 2018 30.08.2018