Karnataka High Court
Dr. B.R. Ambedkar Dalitha And Hindulida ... vs State Of Karnataka And Others on 18 November, 1999
Equivalent citations: ILR2000KAR250
Author: Mohamed Anwar
Bench: Mohamed Anwar
ORDER G.C. Bharuka, J.
1. Since the facts and issues raised are overlapping and inextricably interwoven, therefore we have found advisable to dispose of both the I.A. filed in the contempt proceedings as well as the writ petitions by a common judgment.
2. The petitioner claims to be a registered society consisting of the purported allottees under "Ashraya Scheme" of house sites in Survey No. 14 of Ganakal Village of Kengeri Hobli, Bangalore South Taluk. The petitioner-society had earlier filed Writ Petition No. 253430 of 1996 in the public interest domain for direction to the respondents-State of Kar-nataka and its police wing to register criminal case against Sri Nagaraj @ Shivpuri Swamy (respondent 5) as per their complaint dated 26-4-1996 (Annexure-J) for encroaching public lands and also to protect the members of the society against dispossession of sites claimed to have been validly allotted to them. In the above writ petition, the State Government took the stand that since it had come to their knowledge that there had been widespread illegalities committed in distributing sites under the "Ashraya Scheme", therefore, the matter was referred to the Corps of Detectives (for short, COD ) and it was under the investigation. The writ petition was disposed of on 27-2-1998 with the following observations and directions:
"Keeping in view the facts and circumstances of the case, this petition can be disposed of with the direction that the COD while investigating into the circumstances referred to it, shall also take into consideration the allegations made by the petitioner in Annexure-J and if prima facie satisfied regarding the allegations made therein, register a case against the erring persons or officials. If by this time the investigation has already been completed by the COD, the agency is directed to independently investigate into the allegations made in Annexure-J and take appropriate action in accordance with law. No person who has been validly allotted any site shall be dispossessed without adopting due process of law. The official respondents, as shown by them, are directed to take action against respondent 5 in terms of the submissions made in their statement of objections".
3. Subsequently, present contempt proceedings in C.C.C. No. 1266 of 1998 were initiated at the instance of the petitioner-society filed through its Secretary, Sri G.S. Bommegowda making various allegations regarding non-compliance of the above directions issued by this Court. These proceedings were ultimately dropped on 23-11-1998 by the following order:
"In the objections filed on behalf of the respondent, it is submitted that the Court directions have been complied with. Sri G.S. Bommegowda, Secretary of Dr. B.R. Ambedkar Dalitha and Hindulida Alpa Sankyathara Gramabhivruddi Sangha has filed a memo along with his affidavit submitting that as the Court directions have been complied with, the complaint may be dismissed as not pressed.
We order accordingly".
4. Subsequently, an LA. was filed on 19-12-1998 by the petitioner-society, now represented by another Secretary, Mr. Srinivasa, seeking to recall the above order dated 23-11-1998 alleging that the above contempt proceedings were dropped on the basis of the memo filed by the erstwhile Secretary, Sri G.S. Bommegowda though by the said date he had already been removed from his post. It is also alleged that the said Sri G.S. Bommegowda was guilty of committing fraud in defending the interests of the allottees by colluding with the respondents.
5. Keeping in view the said allegations and particularly to ascertain as to whether the orders passed by this Court in the above writ petition had been duly complied with, by our order dated 27-5-1999, we required the State and its officers to file their reply. Pursuant to this order the Superintendent of Police, Special Enquiries, COD, Bangalore, filed his personal affidavit on 4-6-1999 disclosing therein that at their end the enquiry had already been completed and COD report No. CRM.86.SC.COD.93 dated 16-3-1999 had already been submitted to the State Government. Para 4 of the affidavit made some material revelations regarding allotments made under the "Ashraya Scheme". This para reads as under:
"Further, I submit that the report submitted to the Government includes allotment of sites relating to Sy. No. 14 of Ganakal Village of Kengeri Hobli, Bangalore South Taluk, wherein 728 sites under "Ashraya Scheme" have been formed and out of which, 628 sites were allotted to ineligible persons including close relatives of the persons involved, who have been allotted sites vide proceedings dated 18-5-1992 of the Task Force Committee formed under the Ashraya Scheme".
A copy of the said report was also placed before us. According to the report, illegal and unauthorised allotments were made because of criminal conspiracy entered into by 25 officials, the specific names of the officials whereof were also disclosed therein. Keeping in view the said report we called upon the Secretary of the Revenue Department to file his personal affidavit to enlighten this Court as to what action the Government has taken so far with regard to these unauthorised and illegal distribution of housing sites to ineligible persons as a follow up action to the COD report. He was also directed to place on record as to what disciplinary action has been initiated or sought to be initiated against the alleged erring officials to remedy the wrongs done by them by granting hakku patras to ineligible persons. We also required the revenue authorities to produce the original or the copies of the alleged hakku patras and the relevant official records.
6. Pursuant to the above order the Principal Secretary to the Government, Revenue Department, filed his personal affidavit on 10-6-1999. In substance, in his affidavit, he stated that as per the COD report submitted to the Government serious irregularities and illegalities have been committed in distribution of housing sites pursuant to the "Ashraya Scheme" but he preferred to pass the buck to the Housing Department by taking a plea that the allotment of sites under the "Ashraya Scheme" comes under the purview of the Department of Housing and as such appropriate actions for cancellation/revocation/annulment of such allotments have to be done under the authority of that department only. Accordingly, we directed the Secretary of the Housing Department to come on record to State as to what action he intends to take for remedying the wrongs done by unauthorised or illegal allotments. We also directed him to secure and state before us the names of all the 728 persons who are alleged to have secured the benefit of such unwarranted allotments. He was also required to place on record the "Ashraya Scheme" and the orders passed by the committee constituted therein.
7. The Secretary, Housing Department, filed his affidavit on 16-6-1999. In his affidavit he admitted of receiving the investigation report of the COD. According to him, keeping in view the said report and the other information received from the Special Deputy Commissioner, Bangalore and the Secretaries of the Revenue and Rural Development and Panchayatraj, decision had been taken to cancel all the above allotments by passing Government Order No. DOH 41 HAS 99, dated 15-6-1999. A copy of this order has been placed on record. The order is to the following effect:
"After careful examination of the above, Government hereby cancel all the allotments of Ashraya Sites in Survey No. 14 of Ganakal Village, Uttarahalli Hobli, Bangalore South Taluk made during 1991-92. Genuine allottees, if any, may approach the Ashraya Committee for fresh allotment".
In his affidavit, the Secretary, Housing Department, made a further material disclosure that neither any Government Department nor the District Administration is having the list of the alleged 728 allottees nor the copies of all the related hakku patras are available, except in the case of 471 persons. This statement made by none else than the head of the Housing Department of the Government eloquently reflects the State of affairs which was continuing in the Revenue and Housing Department and possibly no one is bothered in the Government about such illegal activities though it was required to be viewed in a more serious manner in order to protect the public interest and safeguard the public properties of which Government and its servants are the constitutional custodians and trustees.
8. Further, on being required by Sri Venkateshaiah, Tahsildar, Bangalore South Taluk, under whose jurisdiction the lands in question situate, furnished us with a list containing the names of 166 persons who according to him are in occupation of certain portions of Survey No. 14 in question. This list according to him was prepared on the basis of his personal verification of the plot on 25-5-1999. According to this list, out of 166 occupants 47 do not appear to have any legal right to enter upon the land. But so far as remaining 119 persons are concerned they claim to have hakku patras in their favour. But according to Mr. D'Sa, learned Government Advocate, even these 119 persons could not have occupied any portion of survey number in question because apart from issuance of purported hakku patras no specific site was allotted in their favour since those were never formed by the concerned authorities and that the process was yet to be commenced and completed.
9. Faced with the stand which was being taken on behalf of the respondent-State Government, its functionaries and servants, we were shocked and surprised about the manner in which the public properties were being dealt with though there were specific statutory provisions dealing with allotment of housing sites by adopting rational, intelligible and fair method. Further, we also found ourselves at loss to find that though the Government authorities had specific powers to remove the illegal occupants and encroachers from public lands still no action had been taken for removal thereof despite specific provisions and empowerment contained in Section 39 of the Karnataka Land Revenue Act, 1964 (in short, "the Revenue Act"). Accordingly, we called upon the respondent-Tahsildar and Deputy Commissioner to place on record and state as to what action had been taken in this regard.
10. On 23-6-1999 both Tahsildar as well as Special Deputy Commissioner filed their personal affidavits, wherein they disclosed that proper notices have been issued against illegal occupants of the lands in question for initiating proceedings in terms of Section 39 of the Revenue Act. So far as 5th respondent is concerned the Tahsildar in paragraph 4 of his affidavit disclosed that:
"With regard to the occupation of the respondent 5, in the appropriate proceedings initiated against him, an order of eviction had already been passed by the then Tahsildar on 15-9-1998. The respondent 5 had filed an appeal before the concerned Assistant Commissioner against the said order of eviction. That appeal has been dismissed on 31-5-1999. Proceedings for his eviction have been initiated by means -of an order dated 4-6-1999 to vacate, along with a notice dated 4-6-1999 also is issued to that effect. Further action will be taken".
11. Subsequently, on 19-7-1999 the respondent-Tahsildar filed a further affidavit disclosing therein that action against fifth respondent who was found to have made illegal constructions over Survey No. 14 in question has been evicted and possession of the constructions made by him have been taken over by the Government. In paragraph 5 of the affidavit it was stated as under:
"With regard to evicting the 5th respondent, action has been completed and the local Village Accountant is now in possession of the concerned land and buildings. The 5th respondent is not in possession of the same. However, the on going poojas in the prayer hall and the feeding of the devotees in the dining halls, are going on under the control and supervision of the concerned Revenue Authorities. More effective and legally proper working arrangements will be evolved in due course".
11-A. So far as topography of Survey No. 14 is concerned, at our request Mr. D'Sa, learned Government Advocate, made a personal visit to the area along with the Tahsildar and other Revenue Officers. According to him this survey number comprises of two hills and valleys well surrounded. In a portion of this hilly track some unauthorised huts and sheet houses have been put up. On the top of one of the hills there is an ancient small temple under a tree. Near this temple some buildings have been constructed by respondent 5 which on statutory enquiry were found to have been constructed illegally and as such possession thereof has already been taken. But according to him so far as hutments are concerned the enquiries are still being conducted by the Tahsildar and Deputy Commissioner to ascertain under what legal authorities these hutments have been put up. He further stated that appropriate decision is required to be taken at Governmental level by the Housing and Urban Development Department for forming a layout with appropriate building sites and therefore de novo process has to be started for granting the sites to the weaker sections of the society under the "Ashraya Scheme".
12. In the meantime the petitioner-society has filed another Writ Petition No. 22875 of 1999 questioning the Government Order No. DOH 41 HAS 99, dated 15-6-1999, operative portion whereof has already been reproduced above, by which all the hakku patras in relation to Sy. No. 14 have been cancelled.
13. In order to examine the rival contentions raised at the Bar, we required the State Government to produce the copies of the "Ashraya Scheme" and the statutory provisions under which those schemes had been framed. On 12-8-1999 the Secretary, Housing Department produced a Government order dated 4-8-1995. According to this order if any Government land is found to be suitable for forming sites and distributing the same among poorer persons then the Deputy Commissioner after taking a decision in this regard, has to transfer the said land in favour of the Zilla Panchayat. According to this order, as submitted by Mr. D'Sa, the learned Government Advocate, it is the Zilla Panchayat which was required to take appropriate steps for forming the sites and making the distribution thereof. On being asked as to under what provision of the Land Revenue Act the said Government order was passed, he expressed his inability to give any answer. He was also not in a position to enlighten us as to at what point of time and under what orders the Deputy Commissioner concerned had taken a decision in relation to Survey No. 14 in question transferring the lands to Zilla Panchayat and thereafter who had taken the steps for distribution of sites. He sought for time to ascertain the facts of appropriate legal provisions and place the same on record.
14. Ultimately, the above aspects were addressed to by the Housing Secretary in his affidavit dated 26-8-1999 inter alia stating therein "I have now been informed by the Deputy Commissioner, Bangalore Urban District that the related and relevant records are not readily available in his office. Several irregularities have come to the knowledge of the Government, the 15-6-1999 order had been passed cancelling all the allotments for the purpose of re-appraisal and proper allotment of sites". He has further stated that "Ashraya Scheme" was framed by the Government by exercising its executive power under the exclusive powers of the Government under Article 162 of the Constitution of India. This policy decision was taken in furtherance of the directive principles contained in Articles 38, 39, 41, 46 and 47 of the Constitution of India. The name "Ashraya" was given to the scheme in 1991-92. To fulfill the said objective the Government order No. HUD 535 KHB 91, dated 4-11-1991 came to be issued. A copy of this order has been filed as Annexure-R1. Subsequently, several other Government orders came to be passed covering different aspects regarding allotment of sites. It was further stated that for implementing the aforesaid scheme provisions were made by means of appropriate Government orders for identifying and thereafter securing the lands as follows:
(a) Allocating available Government land;
(b) Purchase of suitable land from private owners; and (c) Acquisition of lands under relevant statutory acquisition laws.
14-A. It is the stand of the respondent-Government that the Karnataka Acquisition of Lands for the Formation of House Sites Act, 1972, was enacted to provide for compulsory acquisition where the required land could not be procured by the aforesaid alternative means. The Secretary, Housing Department, has further stated that in 1991-92 when no Zilla Panchayat was in existence in Bangalore Urban District the implementation of "Ashraya Scheme" was left to the Deputy Commissioner of the District, who functioned in association with the Block Development Officer and assembly constituency level task force committees comprised of official and non-official members to identify suitable land and deserving and eligible beneficiaries in each assembly constituency. A copy of the guidelines issued to the Chairpersons of such committees has been filed as Annexure-R2.
15. Keeping in view the aforesaid facts and circumstances and the rival stands taken at the Bar, the following issues call for our consideration:
(i) Whether any case for revival of contempt proceedings is made out?
(ii) Whether the State Government could have framed any scheme like the "Ashraya" in exercise of its executive powers under Article 162 of the Constitution of India?
(iii) Whether the impugned Order No. DOH 41 HAS 99, dated 15-6-1999 suffers from vice of unreasonableness and/or violation of principles of natural justice?
(iv) Whether under any existing statutory provisions the possession of the occupants of the lands in question can be regularised?
RE: QUESTION NO. I
16. So far as the question of revival of contempt proceedings is concerned the only ground taken in support thereof is that the respondents have not taken appropriate steps for eviction of respondent 5 from encroached portion of Survey No. 14 in question. In this connection, as already noticed above, we may only refer, to the affidavit filed by the respondent-Tahsildar on 19-7-1999 wherein he has clearly stated that respondent 5 has already been evicted from the illegally occupied portion of the land and the constructions put up by him has been taken over by the Government. In view of this factual aspect, we find no valid ground to revive the contempt proceedings. This question is accordingly answered in negative.
BE: QUESTION NO. II
17. During the course of hearing of the present proceedings a question had cropped up as to under what powers the State Government has framed the "Ashraya Scheme" for allotment of Government lands amongst the deprived and poor sections of the society through agencies created under the said scheme. The Secretary, Housing Department, in his personal affidavit dated 26-8-1999 took a firm stand that the said scheme was framed by exercising the executive powers under Article 162 of the Constitution of India and not pursuant to any legislative delegation. Article 162 of the Constitution of India provides that:
"Article 162. Subject to the provisions of this Constitution, the executive power of a State shall extend to the matters with respect to which the Legislature of the State has power to make laws:
Provided that in any matter with respect to which the Legislature of a State and Parliament have power to make laws, the executive power of the State shall be subject to, and limited by, the executive power expressly conferred by this Constitution or by any law made by Parliament upon the Union or authorities thereof".
The above constitutional provision clearly confers executive power on the State in relation to the subject-matters in respect of which the State legislature is competent to legislate laws. The matters on which the State Legislature has exclusive domain to make laws have been specified in List II (State List) of Seventh Schedule of the Constitution. Entries 18 and 45 of this List are material for the present purposes. The said entries read as under:
"18. Land, that is to say, right in or over land, land tenures including the relation of landlord and tenant, and the collection of rents; transfer and alienation of agricultural land; land improvement and agricultural loans; colonization.
45. Land revenue, including the assessment and collection of revenue, the maintenance of land records, survey for revenue purposes and records of rights and alienation of revenues".
18. In respect of the matters covered by the above entries, the State Legislature has already enacted "Karnataka Land Revenue Act, 1964" ("the Act", for short). Section 67 of the Act inter alia declares that all lands which are not the property of others belongs to the Government. So far as disposal and grant of Government lands are concerned Sections 69 and 71 of the Act make specific provisions in this regard. These sections read as under:
"69. Disposal of lands or other property belonging to State Government under Section 67.--Subject to such rules as may be made in this behalf, the State Government, the Divisional Commissioner, the Deputy Commissioner, the Assistant Commissioner in-charge of a Taluk or Taluks and the Tahsildar, may dispose of land or other property belonging to the State Government under Section 67 or otherwise, for purposes of agriculture, industry or any public utility and subject to the provisions of Chapter XII for the construction of buildings.
71. Lands may be assigned for special purposes and when assigned, shall not be otherwise used without sanction of the Deputy Commissioner.--Subject to the general orders of the State Government, Survey Officers, whilst survey operations are proceeding under this Act, and at any other time, the Deputy Commissioner, may set apart lands, which are the property of the State Government and not in the lawful occupation of any person or aggregate of persons in any village or portions of a village, for free pasturage for the village cattle, for forest reserves or for any other public purposes; and lands assigned specially for any such purpose shall not be otherwise used without the sanction of the Deputy Commissioner; and in the disposal of lands under Section 69 due regard shall be had to all such special assignments".
19. Both the sections open with the expression "subject to such rules as may be made in this behalf. Section 197 of the Act empowers the State Government to make the rules. Sub-section (1) and clauses (i) and (k) of sub-section (2) of Section 197 requires to be noticed here. These provisions read as under:
"197. Power of State Government to make rules.--(1) The State Government may, by notification and after previous publication, make rules, not inconsistent with the provisions of this Act; to carry out the purposes and objects thereof and for the guidance of all persons matters connected with the enforcement of this Act or in cases not expressly provided for thereunder.
(2) In particular and without prejudice to the generality of the foregoing power, such rules may be made.-
(a) to (h).. .
(i) regulating the disposal under Section 69 of land and other property vesting in the State Government;
(i)...
(k) prescribing the terms and conditions on which and the period for which unoccupied unalienated land may be granted";
20. Section 198 of the Act provides for laying of the rules before the State Legislature in order to retain its control over the State Government in relation to delegated legislative power. This section is to the following effect:
"198. Laying of rules and regulations and notifications before the State Legislature.--Every rule made under this Act, every regulation made under Section 48, and every notification issued under Section 201, shall be laid as soon as may be after it is made before each House of the State Legislature while it is in session for a total period of thirty days which may be comprised in one session or in two or more successive sessions and if, before the expiry of the session in which it is so laid or the sessions immediately following, both Houses agree in making any modification in the rule, regulation or notification or both Houses agree that the rule, regulation or notification should not be made, the rule, regulation or notification shall thereafter have effect only in such modified form or be of no effect, as the case may be; so however, that any such modification or annulment shall be without prejudice to the validity of anything previously done under such rule, regulation or notification".
21. In exercise of the above delegated powers the State Government has framed the Karnataka Land Grant Rules, 1969 (in short, "the Rules") which are very much in force. Under these rules elaborate provisions have been made for preparation and publication of list of lands available for disposal (Rule 3), persons eligible for grant of land for agricultural purposes (Rule 4), authorities who can grant the lands for agricultural purposes (Rule 7). Rule 18 has been specifically incorporated for grant of Government lands as building sites. Under this rule the power to grant the building sites has been conferred on specific officers. The material part of this rule reads as under:
"18. Grant of building sites.--(1) The Deputy Commissioner may grant building sites after reserving 18 per cent of the sites available for the members of the Scheduled Castes and Scheduled Tribes where necessary subject to all or any of the following conditions, on payment of such price as he may fix which shall not except in specially deserving cases be less than the market value of such site:
Proviso....
(2) Where a building site cannot with advantage be granted as an independent site, the adjoining holder, if he so desires, may be granted such site at such value as the Deputy Commissioner may determine.
(3) Notwithstanding anything contained in these rules, the Deputy Commissioner, may grant sites on payment of upset price fixed by him for any educational or charitable institution or to a public authority and free of charge to persons belonging to Scheduled Castes or Scheduled Tribes or to a siteless person of the village whose annual income including that of his family does not exceed Rupees Eight Thousand and Four hundred.
(4) When a building site is reserved for a specific purpose, the Deputy Commissioner may lease such site temporarily, for a period not exceeding twelve months, subject to recovery of rent to be fixed by him having regard to the circumstances and the purpose in each case.
(5) A building site to be granted under this rule shall not exceed Five Ares.
(6) Notwithstanding anything stated in this rule or in the Government Notification No. RD 26 GNA 69, dated 21st June, 1969, it shall be competent for the Tahsildar of a Taluk to grant building sites not exceeding Two Ares within the limits of any Mandal Panchayat in the taluk and not exceeding One Ares in Mandal Panchayat limits, to poor residents without the Panchayat limits who do not own any house or a building site:
Provided that in such areas as the State Government may, by notification specify, the officers specified in such notification shall be and the Tahsildar of the Taluks shall not be competent within their respective jurisdiction to grant building sites to the extent and subject to the conditions specified in this sub-rule".
22. The above statutory provisions clearly establish that the legislative field relating to transfer and alienation of Government lands is entirely covered by the provisions of the Act and the rules framed thereunder. The question is whether still State Government in purported exercise of executive powers can draw scheme for allotment of building sites carved out of the Government lands in derogation of statutory provisions.
23. In the case of Samsher Singh v State of Punjab and Another, it has been held by the Supreme Court that the executive has the primary responsibility for the formulation of the Governmental policy and its transmission into law. The condition precedent to the exercise of its responsibility is that the executive retains the confidence of the legislative branch of the State. The initiation of legislation, the maintenance of order, the promotion of social and economic welfare, the direction of foreign policy, the carrying on the general administration of the State are of the executive functions. The executive is to act subject to the control of the legislature.
24. In the case of State of Andhra Pradesh and Another v Lavu Narendra Nath and Others, the Supreme Court has further held that "the Executive have a power to make a regulation which would have the effect of a law so long as it does not contravene any legislation already covering the field. .. .".
25. The above judgment of the Supreme Court has been followed with approval in the case of State of Modhya Pradesh and Another v Kumari Nivedita Jain and Others. Following the said dictum of the Apex Court this Court as well in the case of A Citizen of India v State of Karnataka and Others, had held that the State Government could not have exercised its executive powers in relation to the aspects of medical education which are covered by specific legislations. The judgment of this Court has been affirmed by the Supreme Court in the case of Medical Council of India v State of Karnataka and Others.
26. As held by a Constitution Bench of the Supreme Court in the case of Sub-Committee of Judicial Accountability v Union of India and Others, it was also to be always borne in mind that.-
". . . in this country and unlike in England, there is a written Constitution which constitutes the fundamental and in that sense a "higher law" and acts as a limitation upon the legislature and other organs of the State as grantees under the Constitution, the usual incidents of parliamentary sovereignty do not obtain and the concept is one of 'limited Government'. Judicial review is, indeed, an incident of and flows from this concept of the fundamental and the higher law being the touchstone of the limits of the powers of the various organs of the State which derive power and authority under Constitution and that the judicial wing is the interpreter of the Constitution. . .".
27. In view of the law declared by the Supreme Court which very much binds the State Government as well, it is held that "Ashraya Scheme" framed by the State Government under its purported exercise of executive powers under Article 162 of the Constitution was beyond its competence and therefore it is quashed and declared to be unenforceable. It is further declared that the Government lands can be transferred, alienated or granted only in accordance with the rules including the Land Grant Rules framed under the Karnataka Land Revenue Act and in no other manner.
RE: QUESTION NOS. III AND IV
28. In view of the above declaration it is not necessary to examine the validity of the Government Order No. DOH 41 HAS 99, dated 15-6-1999 for the simple reason that in law, apart from the facts as found above, the very grant made under the alleged "Ashraya Scheme" was ab initio void. Anyhow it is clarified that if by following the procedure laid down under the Land Grant Rules, the competent authorities find that the persons in occupation of Survey No. 14 in question were eligible for grant of housing sites then the same be regularised or else appropriate steps should be taken for their eviction in accordance with law.
29. We also feel that the decision making authorities in the Government should be made fully aware about the constitutional limits of the powers which they can exercise because decisions taken by the executive in excess of the constitutional limits create much inconvenience to the public at large and many times leads to arbitrary and mala fide exercise as has surfaced in the present case. We expect that the Law Secretary of the State will minutely examine the declarations made by the Supreme Court which we have noticed hereinbefore and acquaint executive authorities, both political and administrative, so that even acting bona fide they may not find themselves guilty of acting in excess of the constitutional powers conferred upon them. We also strongly feel that if the respective organs of the State do not respect the limits of their respective constitutional powers, then the next millennium may warrant some more stringent measures to enforce constitutional discipline, in order to preserve the democratic norms.
30. The present matters are accordingly disposed of but without any order as to costs.