Bombay High Court
Shri Kiran Ramchandra Suryavanshi vs The State Of Maharashtra on 3 January, 2013
Author: A.M. Khanwilkar
Bench: A.M. Khanwilkar, R.Y. Ganoo
vss
wp.9771.2012
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE SIDE
WRIT PETITION NO.9771 OF 2012
Shri Kiran Ramchandra Suryavanshi,
Age 42, occupation Councillor of
Sangli-Miraj & Kupwad Municipal Corporation,
residing at Priyadarshini, Flat No.74,
Main Road, Yeshwantnagar,
District Sangli. ... Petitioner
Versus
1.The State of Maharashtra,
Through its Secretary to the
Urban Development Department,
Having its Office at Mantralaya,
Mumbai 400 032.
2.The Sangli-Miraj & Kupwad
Municipal Corporation, through
its Municipal Commissioner,
Having Office at Sangli.
3.Mr.Idris Iliyas Naikwadi,
Age adult, Offupcation Hon'ble
Mayor of Municipal Corporation
of Sangli, residing at
Javahar Chouk High School Road,
Miraj, Dist. Sangli.
4.Mr.Nandkumar Madhavrao Deshmukh,
Age adult, Occupation - Councillor,
R/at-Ghanshyam Nagar, Sangli
5.Mr.Ajit Narayan Dorkar,
Age adult, Offupcation - Councillor,
R/at -Pratibharoad, Bharatnagar,
Miraj.
6.Mr.Shivaji Baburao Darve,
Age adult, Occupation-Councillor,
R/at-Near Shivaji Putla,
Mangalvarpeth, Miraj.
vss 1 of 32
::: Downloaded on - 09/06/2013 19:32:14 :::
wp.9771.2012
7.Sunita Shivdas Patil,
Age adult, Occupation - Councillor,
R/at - "Girijamatak" Bungalow,
Sahyadrinagar, Sangli.
8.Sangita Vitthalrao Khot,
Age adult, Occupation-Councillor,
R/at-Killabhag, Miraj Dist - Sangli
9.Mr.Vikramsinh Subhash Patil,
Age adult, Occupation -Councillor,
R/at-"Subhash" Bungalow,
Radhakrishna Vasahat, Khanbhag,
Foujadar Galli, Sangli
10.Mr.Balasaheb Jagannath Gondhale,
Age adult, Occupation-Councillor,
R/at - Siddharth Parisar, Sangli
11.Vahida Shoukat Dhage,
Age adult, Occupation -Councillor
R/at - Ramamatanagar, Alishan Chouk,
Sangli.
12.Mr.Vivek Appa Kamble,
Age adult, Occupation -Councillor,
R/at-Nandives, Booudh Vasahat,
Miraj, Dist.Sangali. .... Respondents
Mr.Girish Godbole a/w Drupad Patil for the Petitioners
Mr.V.S. Gokhale, AGP, for Respondent No.1
Mr.Sudhir Prabhu for Respondent No.2
Mr.A.V. Anturkar i/b S.B. Deshmukh for Respondent No.3
Mr.Amit Borkar for Respondent Nos.4 to 12
CORAM: A.M. KHANWILKAR &
R.Y. GANOO, JJ.
JUDGEMENT RESERVED ON: 31.10.2012
JUDGEMENT DELIVERED ON : 03.01.2013
vss 2 of 32
::: Downloaded on - 09/06/2013 19:32:14 :::
wp.9771.2012
JUDGMENT (PER A.M. KHANWILKAR, J.):
1. Heard Counsel for the parties.
2. Rule. Rule made returnable forthwith, by consent. Counsel appearing for the respective respondents waive service for the concerned respondents. By consent, taken up for final disposal.
3. This Writ Petition, under Article 226 of the Constitution of India, is filed for issuance of Writ of Certiorari to quash and set aside the Resolution passed by Respondent No.2 - Corporation on 31.8.2012 and the appointments of Respondent Nos. 4 to 12 herein as elected members of the Standing Committee of the Respondent No.2 Corporation and/or to issue a Writ of Mandamus directing the Respondent Nos.2 and 3 to withdraw the Resolution dated 31.8.2012 forthwith.
4. These reliefs are claimed on the assertion that the election of Respondent Nos.4 to 12, as members of the Standing Committee of the Respondent No.2 - Corporation, was in gross violation of the procedure stipulated in section 31A of the Maharashtra Provincial Municipal Corporations Act, 1949 and the guidelines issued by the State of Maharashtra vide notification dated 6.7.2010. The official translation of the said Government circular dated 6.7.2010, is as under:
vss 3 of 32 ::: Downloaded on - 09/06/2013 19:32:14 ::: wp.9771.2012 "Procedure to be followed while nominating members on various committees including standing Committee of the Municipal Corporation.
Government of Maharashtra Urban Development Department, Government Circular No. Miscellaneous-2010/ M. No.85/UD 32, Mantralaya, Mumbai 400032 Date - 6th July, 2010.
Preface - After General elections of the Municipal Corporations or thereafter, when a member of any Committee of the Municipal Corporation retires, taking in to account the comparative strength of the recognised parties or registered parties or groups in such Committee of the Municipal Corporation in the Municipal Corporation and after having consultations with the Leader of the House, the Leader of opposition and leader of such each party or group, as far as possible, Municipal members are nominated in the proportion of the strength of such parties or Groups in the Municipal Corporation. Accordingly, for appointing by nomination the members on Standing Committee and various other Committees of the Municipal Corporation on the basis of comparative strength of each registered party or group, the names of the members to be nominated on the Committees are informed to the Mayor by the Party Leader of the Concerned Party or Group leader of the Group and on that basis, the members are nominated on the Committees.
2) In view of making more transparent the procedure of sending names for nominating members on the standing Committee and other Committees of the Municipal Corporation in this fashion, the issue of giving guidelines thereon was under
consideration of the Government.
Circular As regards the procedure to be followed while nominating members on the Standing Committee or other Committees of the Municipal Corporation, guidelines are issued thereon as follows :-
vss 4 of 32
::: Downloaded on - 09/06/2013 19:32:14 :::
wp.9771.2012
1) While sending names of the Municipal Members for
appointing them by nomination on the Standing Committee or other Committees through (by) Leader of opposition or Group Leader on the basis of Comparative strength, the same should be put in a closed envelope and handed over to the Mayor at the time of the meeting. If the said names are to be handed over to the Mayor in a closed envelope before the day of the meeting, then a copy of the said letter in a closed envelope only should be given to the Commissioner as well.
2) In order to satisfy the persons present that at the time of the meeting, the said closed envelopes are in the original state itself and that the same have not been opened earlier, the closed envelopes should be shown to the meeting.
3) The said closed envelopes should be placed on the table and the Mayor should open the same serially in front of all and after every envelope is opened, the names therein should be got read over in the meeting by any other person present for the meeting.
4) As regards the names of nominated Municipal members read over in the meeting, if the Group leader from whom the said names have been received has no objection, then further action in the direction of selection by nomination should be taken.
5) If the concerned have objection in this regard, then the another envelope given to the Commissioner should be opened and it should be confirmed that the names therein and the names in the envelope with the Mayor are same and if it is confirmed, then further action in the direction of selection should be taken.
However, if the names are not same, then the names in the envelope given earlier should be treated as cancelled and the names of Municipal members to be nominated afresh should be taken in writing from the Leader of opposition or Group Leader with their signature and on that basis, further action should be taken.
6) Video shooting of the said entire proceeding should be made.
vss 5 of 32
::: Downloaded on - 09/06/2013 19:32:14 :::
wp.9771.2012
By order and in the name of the Governor of Maharashtra.
(Signature Illegible) (Manu Kumar Shrivastava) Secretary, Government of Maharashtra."
5. The facts mentioned hereinafter are not in dispute. The petitioner is an elected Councillor of the Respondent No.2 - Corporation. After being elected, the petitioner became a member of the Vikas Maha Aghadi (hereinafter referred to as "the said Aghadi"). In the meeting of the elected Councillors of the said Aghadi held on 31.08.2010, the Petitioner was appointed as the group leader of the said Aghadi.
Intimation in that behalf was given to the Appropriate Authority and since then, the petitioner was performing the role and duty of the group leader of the said Aghadi in the House till the relevant date.
6. As eight members of the Standing Committee were due to retire on 1.9.2012 and a vacancy caused on account of resignation of one Shri Arif Choudhary from the membership of the Standing Committee, the Secretary of the Corporation issued notice convening a special meeting to be held on 31.8.2012 for "nominating" nine elected Councillors as members of the Standing Committee in accordance with the provisions of section 31A of the Act. It appears that the Mayor of the Corporation, vide letter dated 22.8.2012, informed the petitioner, being vss 6 of 32 ::: Downloaded on - 09/06/2013 19:32:14 ::: wp.9771.2012 the group leader of the said Aghadi, and one Munna Kurne, Leader of Opposition to attend meeting for consultation on 23.8.2012 at 5pm in his office. Respondent No.3, in his reply affidavit, has asserted that the petitioner did not attend the said meeting for reasons best known to him.
This fact has not been countered by the petitioner by way of rejoinder affidavit.
7. The special meeting of the Corporation was accordingly held at the scheduled place and time in which resolution No.102 was passed in respect of subject No.1. The said resolution reads as under:
ßlkaxyh] fejt vkf.k dqiokM 'kgj egkuxjikfydk fo'ks"k egklHkk dzekad %& 01 fnukad 31@08@2012 Bjko dzekad %& 102 fo"k; dzekad %& 01 lkscrps mik;qDr ¼uxjlfpo foHkkx½ ;kaps fn- 26@07@2012 ps fo"k;i= voyksduh ?ksrys-
eqacbZ izkafrd egkuxjikfydk vf/kfu;e 1949 e/khy dye 20¼3½Þ e/khy rjrqnhuqlkj vkf.k dye 20¼4½ vUo;s LFkk;h lferhojhy vkB lnL; fnukad 01@09@2012 jksth nqikjuarj fuo`Rr gksr vkgsr- lnj vkB fjDr tkxkaoj mDr vf/kfu;ekrhy dye 20¼5½ vUo;s vkB lnL;kaph fu;qDrh egkjk"Vª 'kklu uxjfodkl foHkkx ea=ky;] eqacbZ ;kapsdMhy fn- 27 Qsczwokjh 2007 ps lq/kkjhr v|kns'kkUo;s dye 31¼v½ e/khy rjrqnhuqlkj LFkk;h lferhoj rkSyfud la[;kcGkuqlkj xVusrk o fojks/kh i{kusrk ;kapks'kh fopkj fofue; d:u izek.k'khj izfrfu/khRo}kjs lnL;kph LFkk;h lferh lnL;
vss 7 of 32
::: Downloaded on - 09/06/2013 19:32:14 :::
wp.9771.2012
Eg.kwu fu;qDrh dj.ksdkeh vkysY;k izLrkokuqlkj xVusrs o fojks/kh i{kusrs ;kauh rkSyfud la[;kcGkuqlkj lnL;kaps ukefunsZ'ku dj.;klkBhps can fyQkQs lknj dsys vlrk] R;koj ukefunsZ'kukus lnL; fuoMhckcr lUek- lnL; Jh- lqjs'k vkoVh ;kauh ?ksrysyh gjdr o R;kauh ;kdkeh vdksyk egkikfydspk es- mPp U;k;ky;kpk lu 2011 P;k fudkykpk fnysyk lanHkZ voyksduh ?ksryk vlrk] LFkk;h lferh lnL; fuoMh dj.;kl egklHkk gh lkoZHkkSe vlysus lnL; fuoMhps vf/kdkj egklHkse/;s fufgr vkgsr- R;keqGs LFkk;h lferh lnL;kaph fjDr tkxk ukefunsZ'kuk}kjs Hkj.kslkBh lnL;kaph ukos vafre dj.kslkBh ernku ?ks.ksr ;kos vls gh lHkk cgqerkus Bjfor vkgs-
fodkl egkvk?kkMhdMwu R;kaP;k rkSyfud la[;kcGkuqlkj 5 tkxkalkBh nksu osxosxG;k lwpuk izkIr >kY;keqGs lHkkx`gkps lqpukaP;k ckcrhrhy er fopkjkr ?ks.kslkBh lUek- lnL; Jh- lqjs'k vkoVh ;kauh LFkk;h lferh lnL; inklkbh lqpus}kjs fnysyh fodkl egkvk?kkMhP;k 5 lnL;kaph ukos vafre dj.kslkBh gkr oj d:u ernku ?ks.ksr vkys R;k ernkukuqlkj fodkl egkvk?kMhP;k orhus Jh- f'kokth ckcwjko nqosZ] lkS- lafxrk foBBy [kksr] Jh- fodzeflag lqHkk"k ikVhy] foosd vkIik dkacGs] Jh- ckGklkgsc txUukFk xksa/kGs ;kaph ukos egkikfydsP;k LFkk;h lferh lnL; inh 42 brD;k cgqerkus vafre d:u gh lHkk R;kaph LFkk;h lferh lnL; Eg.kwu fu;qDrh djhr vkgs-
rlsp] dkWaxzsl i{kkP;k rkSyfud la[;kcGkuqlkj 3 lnL;kaph LFkk;h lferh lnL; inh fu;qDrh dj.ksdkeh Jh- vftr ukjk;.k nksjdj] lkS- lqfurk f'konkl ikVhy o lkS ofgnk 'kkSdr <xs ;kaph ukos iqdkj.ksr vkyh- R;kl gh lHkk lokZuqers ekU;rk nsr vlwu] ojhy frUgh lnL;kaph fu;qDrh LFkk;h lferh oj lnL; Eg.kwu djhr vkgs-
lwpd %& lgh@& Bjko cgqerkus eatwj
lgh@&
vuqeksnd %& lgh@& egkikSjÞ
The official translation of the abovesaid resolution reads thus:
"Sangli, Miraj and Kupwad City Municipal Corporation Date :- 31/08/2012 Special General Body Meeting No : 01 Resolution No. :- 102 Subject No. :- 01.
vss 8 of 32
::: Downloaded on - 09/06/2013 19:32:14 :::
wp.9771.2012
Perused the accompanying agenda dt. 26/07/2012 of the Dy. Commissioner (Municipal Secretary Department).
As provided under Section 20 (3) and 20 (4) of The Bombay Provincial Municipal Corporations Act, 1949, eight members on the Standing Committee are getting retired on the date 01.09.2012 after noon. In order to make appointment of eight members on the said eight vacant seats as per Section 20(5) of the Said Act, when the Leader of the Group and Leader of the Opposition submitted sealed envelopes for making nomination of members as per the comparative strength of members, as per the proposal received in connection with making appointment of the members as standing Committee members by way of proportional representation, after making consultations with the Leader of the Group and Leader of the Opposition as per the provisions of Section 31 (A) of the Said Act, pursuant to the revised order dt. 27 February 2007 of Govt. of Maharashtra, Urban Development Development Department, Mantralaya, Mumbai; and when the Hon'ble member Shri Suresh Auti raised objection thereon as regards selection of members by nomination, considering the same and on perusing the judgment of the year 2011 passed by the Hon'ble High Court in respect of Akola Municipal Corporation, cited by him in connection therewith, it was found that as the General Body is the Sovereign to select the standing Committee members, the powers to select the members are vested in the General body meeting. Therefore this meeting resolves by majority that voting should be conducted to finalize the names of members to fill up the vacant seats of standing Committee members by nomination.
As two different suggestions were received from Vikas Maha Aghadi for 5 Seats as per their Comparative Strength, in order to consider the opinion of meeting as regards these suggestions, voting was held by raising hands to finalize the names of 5 members of Vikas Maha Aghadi, suggested by the Hon'ble member Shri. Suresh Auti, for the seats of standing committee members. As per said voting, vss 9 of 32 ::: Downloaded on - 09/06/2013 19:32:14 ::: wp.9771.2012 this meeting finalizes by majority of 42 votes, the names of Shri. Shivaji Baburao Durve, Sau. Sangeeta Vitthal Khot, Shri. Vikramsingh Subhash Patil, Vivek Appa Kamble and Shri. Balasaheb Jagannath Gondhale on behalf of Vikas Maha Aaghadi for the seats of standing Committee members of Municipal Corporation and appoints them as standing Committee members. Moreover, as per the Comparative Strength of Congress party, the name of Shri. Ajit Narayan Dorkar, Sau. Sunita Shivdas Patil and Sau. Wahida Shaukat Dhage were called out for making appointment of 3 members to the seats of standing Committee members, to which this meeting hereby unanimously grants its approval and makes appointment of all the three members as the members of standing Committee.
Proposed by
ig - Sd/- Suresh Auti
Seconded by - Sd/- (illegible)
Resolution passed by majority
Sd/-
Mayor"
8. The other relevant facts asserted in the petition are reinforced from the contents of the abovesaid resolution. According to the petitioner, the general body meeting started at 3pm on 31.8.2012. The Petitioner, as leader of the Aghadi, handed over a sealed envelope containing the names of six elected Councillors of his Aghadi, for being nominated as members of the Standing Committee, to the Mayor.
However, one Shri Suresh Auti, who incidentally is member of the same Aghadi, objected to taking cognisance of the recommendation made by the petitioner. He then pointed out that Resolution dated 6.7.2010 has vss 10 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 been set aside by the High Court for which reason it was not necessary to follow the procedure mentioned therein. The petitioner, on the other hand, insisted for compliance of the guidelines specified in the notification dated 6.7.2010. Similar request was made by the other group leaders and various members. The Mayor, disregarding the said request of the petitioner, instead, acted upon the suggestion made by Shri Suresh Auti to nominate the nine members named by him i.e., Respondent Nos. 4 to 12. The members of the General Body were then called upon to vote and Respondent Nos.4 to 12, who were recommended by the said Shri Suresh Auti were declared as elected, having secured a margin of 42 majority votes in respect of 5 members viz., Shri Shivaji Baburao Durve, Smt.Sangita Vitthal Khot, Shri Vikramsingh Subhash Patil, Shri Vivek Appa Kamble and Shri Balasaheb Jagannath Godhale. Further, other 3 members of Congress Party viz., Shri Ajit Narayan Dorkar, Smt.Sunita Shivdas Patil and Smt.Wahida Shoukat Dhage were also declared elected.
9. The petitioner, on the same day, made a complaint to the Commissioner of the Corporation requesting him to declare the said election process as illegal, null and void and instead, to nominate the members recommended by the petitioner as members of the Standing Committee. The petitioner also addressed communication to the Chief vss 11 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 Minister of the State of Maharashtra on 3.9.2012 to quash and set aside the said election process and the Resolution because of the stated illegalities and irregularities committed by Respondent No. 3. Since the illegality in nominating Respondent No.4 to 12 as members of the Standing Committee was not remedied, the petitioner approached this Court by way of present Writ Petition on 5.10.2012 for the reliefs already adverted to in paragraph 3 hitherto.
10. The petition was taken up for admission on 17.10.2012. On that date, the Court not only issued notice to the respondents, who were not represented by advocate, but also, by a speaking order, directed the Standing Committee not to take any policy decisions on any issue until the next date of hearing by allowing the nine members nominated as members of the Standing Committee pursuant to Resolution dated 31.8.2012. The matter was made returnable for hearing on 25.10.2012.
Although respondent Nos.4 to 12 were served by Advocate's notice as per the liberty given to the petitioner in terms of order dated 17.10.2012, no appearance was made on their behalf. The Court deferred the hearing till 31.10.2012, to be taken first on Board and noted that if the said Respondent Nos.4 to 12, inspite of service, fail to appear on that date, the matter will proceed ex-parte against them. The Court permitted the petitioner to serve the said respondents afresh in terms of order dated 25.10.2012. Accordingly, the matter was notified on vss 12 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 31.10.2012 as first on board, on which date, all the respondents were represented by their respective Counsel and were fully heard. Only Respondent No.3 has filed reply affidavit to oppose this petition.
11. According to the Petitioner, it is indisputable that as per the relative strength of the Aghadi, upto six councillors recommended by the group leader of the said Aghadi could be nominated on the Committee, in terms of Section 31A(2) of the Act. The provision stipulates "nomination" of the Councillors by virtue of their holding office of Councillor on the Committee as per the relative strength of the recognized parties or registered parties or groups. It does not envisage "election" of the Councillors for being appointed on the Committee.
Further, the nomination of Councillors, who are members of recognized parties or registered parties or groups, can be done only in consultation with the Leader of the House, the Leader of Opposition and the Leader of each such party or group. In other words, the Councillor, who is member of recognized parties or registered parties or groups, must be the recommendee of the Leader of the House, the Leader of Opposition and the Leader of each such party or group. Recommendation made by any other Councillor, as a member of the recognized party or registered party or group cannot be reckoned at all, as it would be in violation of the spirit of the Maharashtra Local Authority Members' Disqualification vss 13 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 Act, 1986. This position is restated in the Government Circular dated 6 th July, 2010. According to the Petitioner, the six Councillors, who were members of the said Aghadi, of which the Petitioner was admittedly the leader, came to be nominated in disregard of the names of other members of the said Aghadi suggested by the Petitioner during the proceedings of the Corporation on 31st August, 2012. Moreover, the Mayor caused to appoint the Respondents 4 to 12 as having been elected having secured majority votes in the same proceedings. This, according to the Petitioner, was impermissible and in the teeth of Section 31A of the Act.
12. Mr.Anturkar, the learned Counsel for Respondent No. 3 Suresh Auti who had suggested the names of the private respondents, who have been eventually appointed as members of the Standing Committee of the Corporation, submits that it is well established position by now that Section 31A does not provide for any methodology for nominating Councillors on the Committees of the Corporation. In the present case, substantial compliance of Section 31A has been done. In that, the said Suresh Auti, in the meeting convened on 31st August, 2012, suggested the names of the concerned Councillors, who are incidentally members of the said Aghadi, to be nominated as members on the Standing Committee, in presence of the Petitioner. The Petitioner had also vss 14 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 suggested names of six other Councillors, who are members of the same Aghadi but, the Corporation preferred to nominate the persons named by Suresh Auti. The Corporation was not bound to accept the names suggested by the Petitioner as Leader of the said Aghadi. It could appoint any other Councillor as member of the Committee. That would be a political decision taken on the basis of democratic principle of majority of members supporting the candidature of some other Councillor other than the Councillor named by the Petitioner in his capacity as Leader of the said Aghadi. Such interpretation is reinforced from the proviso to Section 31A(2) of the Act. For, the authority to nominate Councillor(s) as member(s) of the Standing Committee, primarily, vests in the Corporation. The Corporation, having exercised that authority by majority in the meeting convened for consideration of that subject and more particularly in the presence of the Petitioner, who had participated in the said meeting and putforth his point of view, it is not open to the Petitioner to challenge the decision of the Corporation, as the Resolution passed by the Corporation is binding on him as well.
As a matter of fact, the justness and legality of the Resolution passed by the Corporation could be agitated by the Petitioner by resorting to remedy under Section 451 of the Act and even for that reason, no interference in exercise of Writ Jurisdiction is warranted. As regards the Government Circular dated 6th July, 2010, the Counsel for Respondent vss 15 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 No.3 would submit that even the said circular does not specify the manner in which the process of nomination of the Councillors on the Committees of the Corporation should be followed.
13. The Counsel for Respondent No. 3 has relied on the decision in the case of Madan Bodulaji Bhargad and Ors. vs. Akola Municipal Corporation and Ors.1 (Para9, 10 and 12), and in the case of Sujata Deorao Ahir vs. Akola Municipal Corporation2 (Para 9, 12 and 14) to buttress the abovesaid submissions and has prayed for dismissal of the Writ Petition.
14. Mr. Borkar, Learned Advocate appearing for the remaining private Respondents, in addition to having adopted the argument of Respondent No.3, submits that the expression consultation occurring in Section 31A will have to be construed narrowly to mean that the same has to be done with the Leader of the House, the Leader of the Opposition and the Leader of each such party or group only to ascertain and decide the relative strength of the recognized parties or registered parties or groups as the case may be, for being nominated as members of the Committees, to give proportional representation. He further submits that the Aghadi, of which the Petitioner claims to be the leader, 1 2011(5) Bom. C. R. 336 2 2010(Supp.) Bom. C. R. 972 vss 16 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 has already been given sufficient representation by nominating six members of the said Aghadi on the Standing Committee, by the Corporation. Moreover, there has been substantial compliance of Section 31A of the Act. As a matter of fact, the Petitioner was informed by the Mayor vide letter dated 22nd August, 2012 to remain present at the scheduled place, time and date, for consultation. However, the Petitioner failed to attend the said meeting. Instead, chose to give names of six members of the Aghadi in a sealed envelop during the meeting of the Corporation convened on 31st August, 2012 itself. In the said meeting Mr. Suresh Auti, being member of the same Aghadi, gave counter suggestion by naming six other members of the Aghadi to be nominated as members of the Standing Committee. The House voted in favour of the names suggested by Suresh Auti, who was one of the member of the same Aghadi. Thus, there was substantial compliance of Section 31A of the Act. For the aforesaid reasons, no interference in exercise of Writ Jurisdiction was warranted.
15. We shall first deal with the preliminary issue raised by Respondent No.3 about the maintainability of this petition. In that, the Petitioner has already resorted to remedy u/s 451 of the Act, by way of representation dated 3.9.2012. This objection does not commend to us.
The petitioner has approached this Court, by way of this Writ Petition, vss 17 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 filed on 5.10.2012, complaining that no decision is being taken by the Appropriate Authority in the proceedings u/s 451 of the Act and that in the meantime, the persons, who, according to the petitioner, have been illegally appointed on the Standing Committee of the Corporation, are allowed to participate in the decision making process even on policy matters of the Corporation, in their capacity as nominated members of the concerned Committee of the Corporation. The decisions taken by them may entail in financial implications for the Corporation. Further, merely because remedy u/s 451 of the Act is also available, would not denude the petitioner from invoking remedy under Article 226 of the Constitution of India for issuance of appropriate writ against the concerned Authorities and to quash and set aside the action of the said Authorities, which, it is stated, is without authority of law and also infringes the fundamental rights guaranteed including under Article 14 of the Constitution of India. In our opinion, therefore, the preliminary objection raised by Respondent No.3 need not detain us from examining the issues raised on merits.
16. The other preliminary objection raised by the Respondent No.3, in paragraph 5 of the reply affidavit, is that, the petitioner has since been removed from the post of group leader of Vikas Maha Aghadi of Sangli, Miraj and Kupwad Municipal Corporation w.e.f. 25.9.2012. Therefore, he vss 18 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 has no locus standi to file the present petition or to pursue the cause of action any further. Even this preliminary objection does not commend to us. In the present petition, we are not called upon to pronounce on the correctness of the decision of removing the petitioner from the post of group leader of Vikas Maha Aghadi of Sangli, Miraj and Kupwad Municipal Corporation w.e.f. 25.9.2012. Moreover, it is not in dispute that the petitioner continues to be the Member of the said Aghadi and is an elected sitting Councillor of the Corporation. Admittedly, the action impugned by the petitioner has been taken whilst the petitioner was the group leader of the Aghadi. No doubt, by the time the Writ Petition was filed in this Court, the petitioner allegedly came to be removed from the post of group leader of the Aghadi. However, the challenge is to the process of nomination of the Councillors on the Standing Committee, which is stated to be contrary to the mandate of section 31A of the Act.
The fact that the petitioner has ceased to be group leader of the Aghadi is of no consequence. It cannot be gainsaid that even ordinary resident and voter of the Corporation is competent to approach this Court to challenge the procedure and the manner of nomination of Councillors on the Standing Committee of the Corporation, being contrary to the mandate of law. Accordingly, even this preliminary objection deserves to be rejected.
vss 19 of 32
::: Downloaded on - 09/06/2013 19:32:15 :::
wp.9771.2012
17. Before we proceed to analyse the efficacy of the rival submissions on merits, we deem it apposite to reproduce section 31A of the Act of 1949. The same reads thus:
"31A. Appointment by nomination on Committees to be by proportional representation - (1) Notwithstanding anything contained in this Act or the rules or bye-laws made thereunder, in the case of the following Committees, except where it is provided by this Act, that the appointment of a Councillor to any committee shall be by virtue of his holding any office, appointment of Councillors to these Committees, whether in regular or casual vacancies, shall be made by the Corporation by nominating Councillors in accordance with the provision of sub-section (2):-
(a) Standing Committee;
(b) Transport Committee;
(c) Any special Committee appointed under section 30;
(d) Any ad hoc Committee appointed under section 31.
(2) In nominating the Councillors on the Committee, the Corporation shall take into account the relative strength of the recognised parties or registered parties or groups and nominate members, as nearly as may be, in proportion to the strength of such parties or groups in the Corporation, after consulting the Leader of the House, the Leader of Opposition and the leader of each such party or group;
Provided that, nothing contained in this sub-section be construed as preventing the Corporation from nominating on the Committee any member not belonging to any such party or group:
Provided further that, for the purpose of deciding the relative strength of the recognised parties or registered parties or groups under this Act, the recognised parties or registered parties or groups, or elected Councillors not belonging to any such party or group may, notwithstanding anything contained in the Maharashtra Local Authority Members' Disqualification Act, 1986 (Mah. XX of 1987), within a period of one month from the date of notification of election results, from the aghadi or front and, on its registration, the provisions of the said Act shall apply to the members of such aghadi or front, as if it is a registered pre-poll aghadi or front.
vss 20 of 32
::: Downloaded on - 09/06/2013 19:32:15 :::
wp.9771.2012
(3) If any question arises as regards the number of Councillors to be nominated on behalf of such party or group, the decision of the Corporation shall be final."
(Emphasis supplied)
18. We have adverted to the Government Circular dated 6.7.2010 which restates the requirements of section 31A of the Act. We have also referred to the minutes of the meeting of the Corporation convened on 31.8.2012.
19. From the undisputed facts, it is noticed that the petitioner at the relevant time was the leader of the said Aghadi. The relative strength of that Aghadi in the house in proportion to its strength in the Corporation, was around six. Accordingly, six Councillors of the said Aghadi could be nominated on the Committee of the Corporation in consultation with the Petitioner. However, the Councillors of the said Aghadi, private respondents herein, who have been purportedly nominated on the Committee of the Corporation in terms of resolution dated 31.8.2012, were the recommendees of Shri Suresh Auti, another member of the same Aghadi and not of the petitioner. Their appointment is on the basis of majority votes secured by them during voting, cast by the members present in the meeting of the Corporation held on 31.8.2012.
20. Reverting back to section 31A, on a bare perusal thereof, it leaves no manner of doubt that the appointment as a member on the vss 21 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 Committees referred to in sub-section (1), must be "by nomination". The legislature has advisedly used the expression "nomination" in contradistinction to the expression "election". Further, the nomination must be so done as to give proportionate representation to the recognised parties or registered parties or groups, as the case may be.
This provision defines the composition of the Committees of the Corporation. It envisages that the Committees must, as far as possible, comprise of Councillors of parties or groups as per relative strength in proportion to their strength in the Corporation. The avowed purpose of this dispensation is to guarantee participation of all sections in the House and democratisation of every decision taken by the Committees or the policy decisions to be taken by the Corporation, which are founded on the opinion of the Standing Committees so constituted. This provision guarantees that the Committees are not completely controlled by a single largest party or the majority party in the House - which will be the inevitable consequence of appointment by election. The Committees act as ears and eyes of the Corporation, which, finally, takes collective decision by majority. This is the dispensation envisaged by section 31A, to provide for checks and balances in the decision making and execution process in respect of the activities of the Corporation.
vss 22 of 32
::: Downloaded on - 09/06/2013 19:32:15 :::
wp.9771.2012
21. What is significant to note is that the Councillors to be nominated on any of the Committees referred to in subsection (1) must be after consultation with the leader of the house, the leader of the opposition and the leader of each such party or group, as the case may be. That pre-supposes that only Councillors as are recommended by the leader of the house, the leader of opposition or the leader of each such party or group, as the case may be, can be considered for nomination as legitimate representatives of that party or group. To recommend suitable Councillors of the party or group, is the prerogative of the Leader of the Party or Group. That prerogative is reinforced from the purport and sweep of the Maharashtra Local Authorities Members' Disqualification Act, 1986. This is the consultation process predicated in section 31A of the Act. Any other interpretation would be rewriting of this provision and lead to avoidable absurdity of permitting any member of the recognised party or registered party or group to recommend the names of Councillors of his/her party or group to be nominated on the Committees referred to in subsection (1). That would lead to multiple candidatures from the same party or group, which may inevitably give cause for indulging in unfair practices as well.
22. Notably, section 31A has been amended by Act 11 of 2007, which amendment came into force w.e.f. 27.2.2007. The amendment mirrors vss 23 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 the sweep of the Disqualification Act which obligates the members of the recognised parties or registered parties or groups to unflinchingly abide by the decision of their party or group and to speak in one voice on important and political matters. In the Act of 1986, the term Aghadi or the Front has been defined to mean a group of persons, who have formed themselves into a party for the purpose of setting up candidates for election to a Local Authority. The purpose of forming Aghadi is to work together in harmony on common programmes and philosophy and not to encourage the members of the same party or Aghadi to speak in different voices in the House on important and political matters. Failure to abide by this discipline may entail in disqualification on the ground of defection. In that, section 3(1)(b) of the Act of 1986 envisages that if the Councillor or a Member votes or abstains from voting in any meeting of the Corporation contrary to any direction issued by the political party or aghadi or front to which he belongs or by any person or authority authorised by any of them in this behalf, without obtaining, in either case, the prior permission of such political party or Aghadi or front, person or authority and such voting or abstention has not been condoned by such political party or aghadi or front, person or authority within fifteen days from the date of such voting or abstention would incur such disqualification. The leader of the Aghadi has to discharge the onerous task of ensuring that the members of the Aghadi remain vss 24 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 cohesive and speak in one voice through him on important and political matters.
23. In the present case, the recommendees of the said Suresh Auti, one of the members of the Aghadi, of which the petitioner was the leader at the relevant time, have been preferred and nominated as members of the Standing Committee instead of the six members of the Aghadi recommended by the petitioner in his capacity as leader of the same Aghadi. That has been done by resorting to election, which is contrary to the spirit of section 31A and impermissible in law. In other words, the appointments of the private respondents on the Committees of the Corporation, referred to in subsection (1), have been made dehors the prescribed norm of nomination after consultation with the leader of the Aghadi. Suffice it to observe that the nomination of the private respondents so done, is completely in disregard and in the teeth of section 31A of the Act.
24. To get over this position, the argument of the respondents is that the names recommended by the petitioner in his capacity as leader of group or Aghadi cannot be considered as binding on the Corporation.
Relying on the proviso below sub-section (2), contends the respondents that, it is the Corporation which is the final Authority and has to nominate vss 25 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 the Councillors on the Committees. Indeed, the first proviso to subsection (2) empowers the Corporation to nominate any other person on the Committee but that power can be exercised only to nominate the "member not belonging to any such party or group". In other words, once the leader of a given party or group, which is entitled for representation on the concerned Committee, identifies Councillor from his party or group for being nominated, no other member of "that party or group" or "anyone else" can suggest a counter name of some other Councillor of that party or group. In law, even the Corporation has no power to nominate any other Councillor as a member of the Committee from that party or group. The proviso merely enables the Corporation to nominate any other Councillor who does not belong to that party or group entitled to send its representative as member of the Committees as per its relative strength in proportion to the strength in the Corporation. If such a party or group does not recommend any Councillor, it may, perhaps, be a different matter. In another situation, if the Corporation is opposed to the nomination of a given councillor recommended by the leader of a party or group and instead intends to nominate some other Councillor from another party or group, perhaps, then resorting to election process may become inevitable. We are not concerned with any of these situations in the present case nor we intend to express any opinion in that regard.
vss 26 of 32
::: Downloaded on - 09/06/2013 19:32:15 :::
wp.9771.2012
25. Suffice it to observe that there can be no other interpretation of the expression "not belonging to any such party or group", occurring in the proviso below subsection (2). Any other interpretation would not only result in whittling down the purport of subsection (2), but also rewriting the express words "not belonging to" and "any such party"
appearing in the said proviso.
26. A priori, the first proviso will be of no avail in the fact situation of the present case, as the names recommended by Suresh Auti were of Councillors belonging to the same Aghadi, which could send upto six representatives on the Committee. As regards the second proviso below section 31A(2), it governs the issue of determining the relative strength of recognised parties or registered parties or groups or elected Councillors not belonging to any party or group. This proviso is in effect an exception to the mandate of the Disqualification Act of 1986 as it enables the elected Councillors to form Aghadi or Front within a period of one month from the date of notification of election results and on registration of the Aghadi, the members of such Aghadi are to be reckoned as if it is a registered pre-poll Aghadi or Front. Suffice it to observe that even the second proviso is of no avail to the respondents.
vss 27 of 32
::: Downloaded on - 09/06/2013 19:32:15 :::
wp.9771.2012
27. That takes us to the decision of the Division Bench of our High Court in the case of Sujata Deorao Ahir (supra). In that case, the leader of the party directed the respondent No.3 to nominate the petitioner as a member of the Standing Committee. This communication was regarded by the petitioner as a whip. The respondent No.3, however, who was a Group Leader in the House nominated himself by letter dated 26th February, 2008 in disregard of the communication received from the party leader of the political party. The challenge, therefore, was to the nomination of respondent No.3 and further direction to the Corporation to accept the name of petitioner as a member of the Standing Committee. In the first place, the Court observed that two stages are stipulated under Section 31-A (2) of the Act. The first is to ascertain the relative strength of the recognised parties or registered parties or groups in the Corporation. The second is of consulting Leader of House, the Leader of Opposition or the leader of each such party or group to nominate Councillors on the Committees referred to in sub-section (1). It then opined that for ascertaining the relative strength of the parties or groups or Aghadis, it would be a matter of arithmetics. However, with regard to the process of consultation referred to in Section 31-A(2), it was not decisive of the name of the person to be nominated. It went on to observe that- what is seen vss 28 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 decisive is consultation with the leader of a political party or of the group who has power to nominate. It, however, observed that Section 31-A (2) does not specify the procedure or methodology of consultation with the leader of party or group. At the same time, it noted that Section 31- A does not envisage elective process either expressly or impliedly. This decision, in our opinion, is of no avail to the respondents. On the other hand, it takes the view that Section 31-A does not contemplate appointment of the Councillors on the Committees by resorting to election process either expressly or impliedly. It is to be done only by resorting to nomination after consultation with the leader of the party or group. The observation made in paragraph 13 of this decision that the said process is directory in nature and is not decisive of the name of the person to be nominated, obviously, is contextual. What it means is that the name recommended by the leader of the party or group need not necessarily meet the approval of the Corporation as a body. As noticed earlier, the Corporation is free to disapprove the recommendation of the leader of party or group in part or as a whole but that does not mean that the Corporation, on its own, can replace the candidature of some other Councillor of such a party dehors the limits circumscribed by the first proviso to Section 31A(2). This decision, therefore, will be of no avail.
vss 29 of 32
::: Downloaded on - 09/06/2013 19:32:15 :::
wp.9771.2012
28. The next decision pressed into service is the case of Madan Bodulaji Bhargad (supra). In this case, the Mayor of the Corporation declared respondents 4 to 7 as nominated on the Standing Committee.
The said appointment was subject matter of challenge on the ground that the Mayor had no right to nominate the said persons in absence of consultation contemplated in Section 31-A(2) of the Act. The Court, after adverting to the rival submissions, essentially relying on the decision in the above said case of Sujata Deorao Ahir (supra), proceeded to answer the controversy. In the first place, it restated that consultation is a part of process of nomination of the Councillors on the Standing Committee. However, the mode and manner of consultation has not been laid down by the Legislature. That is left to the choice of the parties to work out their methodologies. The Court, then adverting to the exposition in the case of Sujata Deorao Ahir (supra) and quoting paragraphs 9 to 13 of the said decision, concluded that whether the right has been constitutionally exercised by the Mayor or not, is a political question, which the Court was not expected to decide in exercise of judicial review. The said exposition is in the facts of that case. The Court opined that it was not possible to go into the question as to whether the Councillors nominated by the Mayor were proper, being a political decision of the Mayor. This decision is not an authority vss 30 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 on the proposition that the consultation process referred to in Section 31-A(2) permits the Corporation to disregard the recommendation made by the leader of the party or group and instead, approve the recommendation made by some another member of the same party or group.
29. Considering the above, we have no hesitation in taking the view that the appointment of respondents 4 to 12 as members of the Standing Committee of the Corporation vide Resolution dated 31 st August, 2012 passed by the Corporation is contrary to the mandate of Section 31-A of the Act. The said Resolution to the extent of appointing or nominating respondents 4 to 12 as members of the Standing Committee of the Corporation is quashed and set-aside. As a result, the Corporation may have to initiate the process of nomination of members of the Committee afresh from amongst its sitting Councillors including from the Vikas Maha Aghadi of Sangli-Miraj & Kupwas Municipal Corporation, from the stage of consultation with the leader of the said Aghadi.
30. The fact as to whether the petitioner is competent to act as leader of the said Aghadi or otherwise, will have to be decided on its own merits in appropriate proceedings. We are not expressing any opinion vss 31 of 32 ::: Downloaded on - 09/06/2013 19:32:15 ::: wp.9771.2012 in that behalf. If some other member of the said Aghadi has been nominated and authorised to act as leader of the Aghadi, then consultation will have to be done with him for complying with the requirement of Section 31-A of the Act.
31. This petition, therefore, ought to succeed. Rule is made absolute on the above terms.
(R.Y. GANOO, J.) (A.M. KHANWILKAR,J.)
vss 32 of 32
::: Downloaded on - 09/06/2013 19:32:15 :::