Allahabad High Court
Krishna Kumar Singh Alias Satish Verma vs The Speaker U.P.Legislative Assembly ... on 23 September, 2011
Bench: Uma Nath Singh, Anil Kumar
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 2 Case :- MISC. BENCH No. - 9466 of 2011 Petitioner :- Krishna Kumar Singh Alias Satish Verma Respondent :- The Speaker U.P.Legislative Assembly U.P.Lko.And Another Petitioner Counsel :- P.K.Sinha Hon'ble Uma Nath Singh,J.
Hon'ble Anil Kumar,J.
Heard Shri P.K.Sinha, learned counsel for petitioner and Shri P. N. Gupta, learned counsel for opposite parties.
According to learned counsel for opposite party no.2, Shri P.N.Gupta, there is no dispute about the settled proposition of law that if a thing has to be done in a particular manner, then it should be done in that manner or not at all, which has also been reiterated in the judgment reported in (1996) 9 SCC 495 (J.N. Ganatra vs. Morvi Municipality, Morvi). Para 4 of the judgment being relevant on re-production reads as under:-
"...... It is settled proposition of law that a power under a statute has to be exercised in accordance with the provisions of the statute and in no other manner...."
Moreover in the concluding paragraph of a recent judgment passed in Writ Petition No.8863 (MB) of 2011, we have observed as under:-
" On a careful consideration of the aforesaid submissions, we find that it would be open for the speaker to decide the issues of resignation and disqualification together or individually, for, in the given facts and circumstances of the case, these two issues appear to be inextricably interwoven, and now since the matter is pending before the Speaker, he would be the best judge to decide as to how the matter is to be decided in keeping with the best tradition of his office namely the absolute and unvarying impartiality as observed in the Constitution Bench judgment of Hon'ble the Apex Court reported in 1992 Supp. (2) SCC 651 - Kihoto Hollohan v. Zachillhu. However, it need not be clarified that he can even ask the parties to adduce evidence to reach the right conclusion."
Thus, without issuing notice to the speaker, we hope and trust that he would follow the procedure established by law and decide the matter, while keeping in view of the best tradition of his office, after affording proper opportunity to parties.
Writ petition is, thus, dismissed.
Order Date :- 23.9.2011 Mahesh