Kerala High Court
Murali Purushothaman vs State Of Kerala on 23 November, 2001
Author: B.N. Srikrishna
Bench: B.N. Srikrishna, M. Ramachandran
JUDGMENT B.N. Srikrishna, C.J.
1. O.P. admitted. Notice made returnable for with. Learned Additional Advocate General waives service for respondents. By consent, the Original Petition called out for hearing and heard.
2. This petition in public interest seeks a writ of mandamus to the State of Kerala to direct it to publish English translation of the Kerala Panchayat Raj Act and the Rules and the Kerala Municipality Act and the Rules in the Official Gazette and also the English translations of all Bills, Acts, Ordinances, Bye-laws, etc. published in Malayalam simultaneously with their introduction, passing, promulgation or issue.
3. Article 348(1)(b) of the Constitution requires that the authoritative texts of all Bills to be introduced or amendments thereto to be moved in either House of Parliament or in the House or either House of Legislature of a State, and of all Acts passed by the Legislature of a State and of all Ordinances promulgated by the Governor of a State, and of all orders, rules, regulations and bye-laws issued under this Constitution or under any law made by the Legislature of a State should be in the English language. Clause (3) of Article 348 of the Constitution permits usage of any local language other than the English language for use in the Legislature of the State, but requires that a translation of the same in the English language published under the authority of the Governor of the State in the Official Gazette of that State shall be deemed to be authoritative text thereof in the English language, as required by the said Article.
4. In view of this clear mandate of the Constitution, we see no reason or justification for the State of Kerala for not implementing these directives, even after such a long period of time, notwithstanding a specific direction by an order of this Court in Thanga Dorai v. Chancellor, Kerala University, 1995(2) KLT663.
In the circumstances, we allow this Original Petition and grant a writ of mandamus in terms of prayer Clauses (i) and (ii). The respondents shall publish English translations of all Bills, Acts, Ordinances, Orders Bye-laws etc. published in Malayalam simultaneously with their introduction, passing, promulgation or issue, and also publish English translation of the Kerala Panchayat Raj Act, the Kerala Municipality Act and the Rules framed thereunder and of all other Acts and Rules not published in English in the Official Gazette. The State shall carry out this Constitutional duty within a period of six months form today.