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 1, Cited by 0]

Madras High Court

Sathya vs The State Of Tamil Nadu on 22 August, 2022

Author: M.N.Bhandari

Bench: Munishwar Nath Bhandari

                                                                     W.P.(MD) No.15907 of 2022



                                   IN THE HIGH COURT OF JUDICATURE AT MADRAS

                                                 DATED: 22.08.2022

                                                     CORAM :

                        THE HON'BLE MR.MUNISHWAR NATH BHANDARI, CHIEF JUSTICE
                                                       AND
                                        THE HON'BLE MRS.JUSTICE N.MALA


                                           W.P.(MD) No.15907 of 2022


                     Sathya                                          ..    Petitioner

                                                        Vs.

                     1. The State of Tamil Nadu
                        Rep. by its Additional Chief Secretary
                        Secretariat
                        Chennai.

                     2. The Commissioner
                        Tamil Nadu State Election Commission
                        No.208/2, Jawaharlal Nehru Street
                        Arumbakkam
                        Chennai 600 106.

                     3. The District Collector
                        Tuticorin
                        Tuticorin District.

                     4. P.Selvakumar

                     5. K.Chandrasekar                               ..    Respondents



                     ___________
                     Page 1 of 5


https://www.mhc.tn.gov.in/judis
                                                                       W.P.(MD) No.15907 of 2022



                     Prayer: Petition filed under Article 226 of the Constitution of India
                     praying for a writ of Mandamus to declare that the defection of
                     respondents 4 and 5 District Councillor to another political party viz.,
                     DMK would made them disqualified on the principle of Anti-Defection
                     which is a basic features of democratic process or in the alternative
                     consider enactment of anti-defection law for panchayat in Tamil Nadu.


                                      For the Petitioner      : No appearance

                                      For the Respondents     : Mr.P.Muthukumar
                                                                State Government Pleader
                                                                Assisted by
                                                                Mr.K.M.D.Muhilan
                                                                Government Advocate
                                                                for Respondents 1 & 3

                                                                Mr.S.Sivashanmugam
                                                                Standing Counsel
                                                                for Respondent-2

                                                                Mr.Thilageswaran
                                                                for Respondents 4 & 5


                                                            ORDER

(Order of the Court was made by the Hon'ble Chief Justice) The writ petition has been filed to seek a declaration that respondents 4 and 5 have defected as District Councillors of the ___________ Page 2 of 5 https://www.mhc.tn.gov.in/judis W.P.(MD) No.15907 of 2022 political party on whose symbol they have contested the election.

2. It is submitted that after participation in the election on symbol of a political party, the fourth and fifth respondents changed their loyalty against the dictum of the political party on whose behalf they contested the election. Therefore, they have defected themselves and accordingly, they cannot continue as District Councillors.

3. Learned counsel for the petitioner fairly admitted that the anti defection law does not apply to District Panchayat.

4. In view of the above, the prayer made by the petitioner cannot be granted. Accordingly, the writ petition is dismissed. There will be no order as to costs. Consequently, WMP(MD) Nos.11487 and 11490 of 2022 are also dismissed.

                                                                        (M.N.B., CJ.)       (N.M., J.)
                                                                                 22.08.2022
                     Index : Yes/No


                     ___________
                     Page 3 of 5


https://www.mhc.tn.gov.in/judis W.P.(MD) No.15907 of 2022 kpl To:

1. The Additional Chief Secretary Secretariat Chennai.
2. The Commissioner Tamil Nadu State Election Commission No.208/2, Jawaharlal Nehru Street Arumbakkam Chennai 600 106.
3. The District Collector Tuticorin Tuticorin District.

___________ Page 4 of 5 https://www.mhc.tn.gov.in/judis W.P.(MD) No.15907 of 2022 M.N.BHANDARI, CJ AND N.MALA,J.

(kpl) W.P.(MD) No.15907 of 2022 22.08.2022 ___________ Page 5 of 5 https://www.mhc.tn.gov.in/judis