Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarpanch Seva Sangh, Maharashtra ... vs The State Of Maharashtra, Through ...
2021 Latest Caselaw 5909 Bom

Citation : 2021 Latest Caselaw 5909 Bom
Judgement Date : 1 April, 2021

Bombay High Court
Sarpanch Seva Sangh, Maharashtra ... vs The State Of Maharashtra, Through ... on 1 April, 2021
Bench: S.S. Shinde, Makarand Subhash Karnik
                                                          wp 3469.20 & ors.doc

Urmila Ingale

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                        CIVIL APPELLATE JURISDICTION


                       CIVIL WRIT PETITION NO. 3469 OF 2020
                        (transferred from Aurangabad Bench)


        Sau.DURGESHWARI RAJESH KALE             .. PETITIONER
             V/S.
        STATE OF MAHARASHTRA & ORS.             ..RESPONDENTS

        Mr. V D Salunke for the petitioner.
        Mr. A.A. Kumbhakoni, AG a/w. Mr. P.P. Kakade, GP a/w Mr. Akshay
        Shinde, 'B' Panel a/w. Ms. Nisha Mehra, AGP for the respondent -
        State.
        Mr. Ajit Kadethankar for State Election Commission.


                                     ALONG WITH
                       CIVIL WRIT PETITION NO. 3466 OF 2020
                         (transfer from Aurangabad Bench)


        VARSHARANI w/o DILIP MANE                      .. PETITIONER
             V/S.
        STATE OF MAHARASHTRA & ORS                     ..RESPONDENTS


        Mr.Balaji Yenge for the petitioner.
        Mr. A.A. Kumbhakoni, AG a/w. Mr. P.P. Kakade, GP a/w Mr. Akshay
        Shinde, 'B' Panel a/w Ms. Nisha Mehra, AGP for the respondent -
        State.
        Mr. Ajit Kadethankar for State Election Commission.


                                     ALONG WITH
                       CIVIL WRIT PETITION NO. 3464 OF 2020
                         (transfer from Aurangabad Bench)


        RANJANA w/o SUGRIV BORULE                      .. PETITIONER
             V/S.
        STATE OF MAHARASHTRA & ORS                     ..RESPONDENTS


                                                                              1/34



       ::: Uploaded on - 01/04/2021            ::: Downloaded on - 01/04/2021 23:17:08 :::
                                                        wp 3469.20 & ors.doc

 Mr. Balaji Yenge for the petitioner.
 Mr. A.A. Kumbhakoni, AG a/w. Mr. P.P. Kakade, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w Ms. Nisha Mehra, AGP for the respondent -
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                               ALONG WITH

                CIVIL WRIT PETITION NO. 3465 OF 2020
                  (transfer from Aurangabad Bench)


 DAUD RASHID BIRADAR                        ...PETITIONER
      V/S.
 STATE OF MAHARASHTRA & ORS                 ... RESPONDENTS


 Mr. S.S. Thombre for the petitioner.
 Mr. A.A. Kumbhakoni, AG a/w. Mr. P.P. Kakade, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w. Ms. Nisha Mehra, AGP for the respondent -
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                               ALONG WITH

                CIVIL WRIT PETITION NO. 3427 OF 2020
                  (transfer from Aurangabad Bench)

 MANIK MADHAVRAO WAGHMODE                   .. PETITIONER
      V/S.
 STATE OF MAHARASHTRA & ORS.                ..RESPONDENTS


 Mr. Balaji Yenge for the petitioner.
 Mr. A.A. Kumbhakoni, AG a/w. Mr. P.P. Kakade, GP a/w Mr.Akshay
 Shinde, 'B' Panel a/w Ms. Nisha Mehra, AGP for the respondent -
 State.
 Mr. Ajit Kadethankar for State Election Commission.




                                                                           2/34



::: Uploaded on - 01/04/2021                ::: Downloaded on - 01/04/2021 23:17:08 :::
                                                    wp 3469.20 & ors.doc


                              ALONG WITH
                CIVIL WRIT PETITION NO. 3350 OF 2020
                 (transferred from Aurangabad Bench)


 THE GRAMPANCHAYAT PADHEGAON
 THROUGH ITS SARPANCH
 KRITI PRASHANT LIPTE                   ...PETITIONER
       V/S.
 STATE OF MAHARASHTRA & ORS.            ...RESPONDENTS


 Mr. V D Salunke for the petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                              ALONG WITH
                CIVIL WRIT PETITION NO. 3364 OF 2020
                 (transferred from Aurangabad Bench)

 MANISHA W/O AJINATH DHAMANE & OTHERS...PETITIONERS
      V/S
 STATE OF MAHARASHTRA & ORS              ...RESPONDENTS


 Mr. S S Thombre for the Petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                              ALONG WITH
                CIVIL WRIT PETITION NO. 3461 OF 2020
                 (transferred from Aurangabad Bench)


 FATRODDIN BISMIL BALDUNDE                      .. PETITIONER
      V/S
 STATE OF MAHARASHTRA & ORS                     ...RESPONDENTS



                                                                       3/34



::: Uploaded on - 01/04/2021            ::: Downloaded on - 01/04/2021 23:17:08 :::
                                                        wp 3469.20 & ors.doc

 Mr. Balaji Yenge for the Petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                               ALONG WITH

                CIVIL WRIT PETITION NO. 3455 OF 2020
                 (transferred from Aurangabad Bench)

 GRAMPANCHAYAT VIDOLI B.K.
 THROUGH ITS SARPANCH
 RAMKISAN VISHWAMBHARRAO AWACHAR
 & OTHERS                                           ... PETITIONERS
      V/S
 STATE OF MAHARASHTRA & ORS                         ...RESPONDENTS


 Mr. S S Thombre for the Petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                               ALONG WITH

                CIVIL WRIT PETITION NO. 3375 OF 2020
                 (transferred from Aurangabad Bench)

 UTTAMBAI W/O BABURAO PADILE                        .... PETITIONER
      V/S
 STATE OF MAHARASHTRA & ORS                         ...RESPONDENTS

 Mr. Balaji Yenge for the Petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.




                                                                           4/34



::: Uploaded on - 01/04/2021                ::: Downloaded on - 01/04/2021 23:17:08 :::
                                                    wp 3469.20 & ors.doc

                              ALONG WITH
                CIVIL WRIT PETITION NO. 3457 OF 2020
                 (transferred from Aurangabad Bench)


 DAUD RASHID BIRADAR                            .... PETITIONER
      V/S
 STATE OF MAHARASHTRA & ORS                     ...RESPONDENTS

 Mr. S S Thombre for the Petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.

                              ALONG WITH
                CIVIL WRIT PETITION NO. 3394 OF 2020
                 (transferred from Aurangabad Bench)

 MAHANANDA W/O DNYOBA MURALE                    ... PETITIONER
      V/S
 STATE OF MAHARASHTRA & ORS                     ...RESPONDENTS


 Mr. Balaji Yenge for the Petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.

                            ALONG WITH
           CIVIL WRIT PETITION STAMP NO. 239 OF 2021
                 (CIVIL LDVC-CW NO. 688 OF 2020)
                  (transferred from Nagpur Bench)

 MANISHA MAHADEO INGLE                          ... PETITIONER
      V/S
 STATE OF MAHARASHTRA & ORS                     ...RESPONDENTS

 Mr. Anant Thotange for the Petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.



                                                                       5/34



::: Uploaded on - 01/04/2021            ::: Downloaded on - 01/04/2021 23:17:08 :::
                                                    wp 3469.20 & ors.doc

                              ALONG WITH
                CIVIL WRIT PETITION NO. 3502 OF 2020
                 (transferred from Aurangabad Bench)


 JYOTI SANJAY GHUGE & OTHERS                    ...PETITIONERS
       V/S
 STATE OF MAHARASHTRA & ORS                     ...RESPONDENTS


 Mr. S S Thombre for the Petitioners.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                              ALONG WITH
                CIVIL WRIT PETITION NO. 3503 OF 2020
                 (transferred from Aurangabad Bench)

 VIJAYA W/O PRALHAD TAGARE                      .. PETITIONER
       V/S
 STATE OF MAHARASHTRA & ORS                     ...RESPONDENTS


 Mr. Balaji Yenge for the Petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                              ALONG WITH
                CIVIL WRIT PETITION NO. 3504 OF 2020
                 (transferred from Aurangabad Bench)


 SARPANCH SEVA SANGH
 THROUGH ITS GENERAL SECRETARY
 BABASAHEB YADAVRAO PAVASE                      ...PETITIONERS
      V/S
 STATE OF MAHARASHTRA                           ...RESPONDENT




                                                                       6/34



::: Uploaded on - 01/04/2021            ::: Downloaded on - 01/04/2021 23:17:08 :::
                                                    wp 3469.20 & ors.doc

 Mr. S S Thombre for the Petitioners.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr. Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                          ALONG WITH
          CIVIL WRIT PETITION STAMP NO.92485 OF 2020

 BHAUSAHEB KARBHARI KALASKAR & ORS.             .. PETITIONERS
      V/S.
 STATE OF MAHARASHTRA & ORS                     .. RESPONDENTS


 Mr. Vaibhav D. Kadam for the petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr.Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                          ALONG WITH
          CIVIL WRIT PETITION STAMP NO.92489 OF 2020

 THE GROUP GRAMPANCHAYAT,
 NIMBHORA, GALWADA & MHASHIKOTHA
 THROUGH ITS SARPANCH
 ASHOK S/O PRABHAT AHIRE                        .. PETITIONER.
      V/S.
 STATE OF MAHARASHTRA & ORS                     .. RESPONDENTS


 Mr. Pramod C. Mayure for the petitioner.
 Mr. A A Kumbhakoni, AG a/w. Mr. P P Kakde, GP a/w Mr.Akshay
 Shinde, 'B' Panel a/w, Ms. Nisha Mehra, AGP for the respondent-
 State.
 Mr. Ajit Kadethankar for State Election Commission.

                              ALONG WITH
                CIVIL WRIT PETITION NO. 3442 OF 2020
                 (transferred from Aurangabad Bench)

 VIJAY S/O BABURAO AHER & ORS.                  .. PETITIONERS
       V/S.
 STATE OF MAHARASHTRA & ORS                     .. RESPONDENTS

                                                                       7/34



::: Uploaded on - 01/04/2021            ::: Downloaded on - 01/04/2021 23:17:08 :::
                                                                 wp 3469.20 & ors.doc

 Mr. Ravindra Gore for the petitioners.
 Mr. A.A. Kumbhakoni, AG a/w. Mr. P.P. Kakade, GP a/w Mr.Akshay
 Shinde, 'B' Panel a/w. Ms. Nisha Mehra, AGP for the respondent -
 State.
 Mr. Ajit Kadethankar for State Election Commission.


                                   CORAM :      S. S. SHINDE,
                                                M. S. KARNIK, JJ

                   RESERVED ON :                07th SEPTEMBER, 2020
                PRONOUNCED ON :                 01st APRIL, 2021



 JUDGMENT :

. Rule. Rule made returnable forthwith. Heard fnally

with the consent of the learned Counsel appearing for the

parties.

2. By these Petitions under Article 226 of the

Constitution of India, the petitioners are challenging Maharashtra

Ordinance No. X of 2020 dated 25/06/2020; Government

Resolution (for short 'GR') dated 13/07/2020 issued by Rural

Development Department, Maharashtra State; the Circular dated

14/07/2020 issued by Rural Development Department,

Maharashtra State.

THE BACKGROUND FACTS

3. The term of about 14,234 Village Panchayats in the

State of Maharashtra was to expire between the period from

wp 3469.20 & ors.doc

01/04/2020 upto 31/12/2020. Clause (1) of Article 243E of the

Constitution of India provides that every Panchayat, unless

sooner dissolved under any law for the time being in force, shall

continue for fve years from the date appointed for its frst

meeting and no longer. Clause (3) (a) of Article 243E provides

that an election to constitute a Panchayat shall be completed

before the expiry of its duration specifed in clause (1). In view

of the constitutional mandate, the State Election Commission

was obliged to conduct the general elections before the expiry of

their terms as provided by Article 243E. However, due to the

outbreak of Covid-19 pandemic, it became impossible for the

State Election Commission to conduct such elections. Hence,

considering the emergency situation, the State Election

Commission decided to postpone these elections until further

orders. In order to ensure that the ofces of the Village

Panchayats do not remain vacant and to ensure the day to day

functioning of the Village Panchayats is not impeded, the State

Election Commission called upon the State Government to

appoint Administrators over all such Village Panchayats by

communications dated 20/04/2020 and 01/06/2020.

4. The State Government promulgated an

Ordinance on 25/06/2020 being Maharashtra Ordinance No. X of

wp 3469.20 & ors.doc

2020 ('Ordinance' for short) whereby it introduced an

amendment to section 151(1) (a) of the Maharashtra Village

Panchayats Act, 1959 (for short 'said Act'). By this Ordinance,

proviso was added to section 151(1)(a) to enable the State

Government to appoint a 'suitable' person as an Administrator

over the Village Panchayats whose elections could not be held by

the State Election Commission as per schedule due to natural

calamity or emergency or war or fnancial emergency or

administrative difculties or epidemic disease.

5. Prior to the issuance of this Ordinance, there

was no provision in the Act for appointing Administrator to the

Village Panchayats if the elections could not be held as per

schedule due to natural calamity or such other contingencies

which are beyond human control. The only provision to appoint

Administrator over the Village Panchayat existed under section

151(1)(a) of the said Act enabling the State Government to

appoint an Administrator only when it was dissolved by the State

Government in the contingency where it appeared to the State

Government that the Panchayat has not been validly constituted

under the Act requiring its dissolution, but not otherwise.









                                                                  wp 3469.20 & ors.doc

 6.                        In    exercise   of    powers     conferred        by     the

 Ordinance,         the        State   Government     issued       a    Government

Resolution ('GR' for short) dated 13/07/2020 authorising the

Chief Executive Ofcers of the Zilla Parishad to appoint any

'suitable' person as an Administrator on such Village Panchayats

upon consultation with the Guardian Minister of the respective

districts.

7. Before we proceed to deal with the submissions

of learned Counsel for the petitioners on merits, it would be

necessary to refer to the statement of learned Advocate General

that no 'private individual' will be appointed as an Administrator

and further that only such person will be appointed as

Administrator who is already working as a "government ofcer /

servant" till the Panchayats are constituted after holding

elections.

8. In view of the statement made by learned

Advocate General, learned Counsel for the petitioners submit

that though the controversy arising in the present Petitions has

narrowed down considerably, however, they submit that

appointing a government ofcer/servant as an Administrator is

wp 3469.20 & ors.doc

unwarranted and not necessitated. According to them, having

regard to the constitutional scheme envisaging Panchayat Raj

pursuant to which the said Act came to be enacted, it would be

appropriate if the existing Panchayat whose term of 5 years is to

come to an end (existing elected body for short) is

continued/appointed as Administrator in the interregnum till the

elections are held. In support of their submissions that the

existing body of the Village Panchayat should be continued /

appointed as Administrator, they made the following

submissions. Since same issue is involved in all these Petitions,

the submissions as made by learned Counsel in diferent Petitions

are thus :-

SUBMISSIONS OF LD. COUNSEL FOR PETITIONERS

9.1 Reference is made to Article 40 of the directive

principles of the State policy in the Constitution of India which

provides that the State shall take steps to organize Village

Panchayats and endow them with such powers and authority as

may be necessary to enable them to function as units of self-

government.

9.2 Inviting our attention to Chapter IX of the

wp 3469.20 & ors.doc

Constitution of India which provides for "Panchayats", learned

Counsel would submit that in furtherance of the constitutional

scheme and with a view to establishing Village Panchayats for

every village or group of villages and vesting them with such

powers and authority as may be necessary to enable them to

function as units of local self government and developmental

activities in rural area, the State Government enacted the

Maharashtra Village Panchayats Act, 1959.

9.3 Inviting our attention to section 27 of the said Act,

learned Counsel submit that even the members of a Panchayat

constituted upon its dissolution before the expiration of its

duration shall continue only for the remainder of the period for

which the members of the dissolved Panchayat would have

continued under sub-section (1) had it not been so dissolved. The

only situation for appointment of an Administrator contemplated

under section 151 was in respect of the Village Panchayat which

had not been validly constituted under the said Act. Learned

Counsel urged that even in such a situation election has to be

notifed immediately and the Panchayat had to be re-constituted

enabling the freshly elected body to take over the afairs of the

Panchayat.

wp 3469.20 & ors.doc

9.4 It was obligatory for the State Election Commission to

have conducted the elections before the expiry of the term.

There has been failure on the part of the State Election

Commission to hold the elections. It is urged that this failure on

the part of the State Election Commission can never be to the

detriment of the elected body. The submission is that had the

State Election Commission conducted the elections before the

expiration of the term of Panchayat, the situation warranting

appointment of Administrator would not have arisen. The

argument of learned Counsel is that when the constitutional

scheme as well as the said Act provide for afairs of the

Panchayat to be managed by a duly elected body, then, the only

option to deal with such a situation is to continue the existing

Panchayat or appoint members of the existing Panchayat as

Administrator. The object of establishing a Panchayat is to

enable an elected body to function as units of a local self

government and administer the Village Panchayats. The

appointment of an Administrator in the interregnum would defeat

the object of constituting a Panchayat and would be contrary to

the provisions of the Constitution and the said Act.

9.5 It was never the contemplation of the Constitution or

the said Act to allow any person other than the elected body to

wp 3469.20 & ors.doc

administer the afairs of the Panchayat. Though learned

Advocate General has made a statement clarifying the stand of

the State Government as regards appointment of a government

ofcial/ servant as Administrator, even then, the situation is not

redressed as government ofcial/servant cannot be equated with

an elected body. That there are no allegations of misuse or

arbitrary exercise of powers against the existing Panchayat and

therefore there is no reason why the existing body which has the

necessary experience and expertise to administer the afairs of

the Panchayat should not continue/ be appointed as

Administrator in the interregnum.

9.6 To support the submission that existing body be

continued / appointed, a reference is made to the issuance of

notifcations continuing the existing boards of the Co-operative

Societies under Maharashtra Co-operative Societies Act and

market committees under the Agricultural Produce Market

Committees Act after the expiry of their term. According to them

if the State Government has decided to continue the existing

bodies of the Co-operative Societies and also that of the market

committees despite their term of ofce having come to an end,

there was no reason for the State Government to have adopted a

diferent approach in respect of the Village Panchayats. Learned

wp 3469.20 & ors.doc

Counsel distinguished the decision of this Court relied by the

learned Advocate General in the case of 1State of Maharashtra

Vs. State Election Commission and ors. (hereinafter referred

as State of Maharashtra - 2) by contending that at the relevant

time when the matter was decided by this Court, there was no

statutory provision for appointment of an Administrator in case

of failure to hold elections in a contingency of this kind.

According to them now that there is a provision for appointment

of Administrator in view of the Ordinance, the decision of this

Court will have no application in the changed scenario.

9.7 Learned Counsel submits that the only way to deal

with this situation thereby fulflling the object of the constitution

and the enactment would be to appoint the existing elected body

as an Administrator. According to learned Counsel only the

existing elected body would fulfll the criteria of 'suitable' person

to be appointed as an Administrator on the Village Panchayats in

a surprise situation of this kind.

SUBMISSIONS OF LEARNED ADVOCATE GENERAL

10.1 Learned Advocate General Shri Kumbhakoni on the

other hand invited our attention to the detailed afdavit-in-reply

1 2006(1)Mh.L.J 131

wp 3469.20 & ors.doc

fled on behalf of the State Government in support of his

submissions. Relying on Article 243E of the Constitution he

would submit that every Panchayat shall continue for fve years

from the date appointed for its frst meeting and no longer.

Emphasizing on the words 'no longer' in Article 243E, learned

Advocate General submitted that in view of the clear

constitutional mandate, it is impermissible for the existing

Panchayat to continue after the completion of its term of fve

years. According to him, if for reasons beyond the control of the

State Election Commission holding of election is not possible, the

existing elected body whose term has expired has no legitimate

right to continue as Administrator.

10.2 Mr. Kumbhakoni then submitted that in view the

decision of this Court in Writ Petition No. 5234 of 2005 dated

10/08/2005 in the case of State of Maharashtra Vs. State

Election Commission and ors (hereinafter referred to as State

of Maharashtra - 1) and also in view of the decision in the case of

'State of Maharashtra - 2', the issue is no longer resintegra. He

submitted that even when the provision for appointment of

Administrator beyond the expiry of the constitutional term of fve

years did not exist, this Court held that the State Election

Commission could step in and in exercise of its powers under

wp 3469.20 & ors.doc

Article 243K, an Administrator could be appointed in such a

situation. He would submit that even then the State Election

Commission had appointed government ofcials as Administrator.

10.3 Mr.Kumbhakoni would then submit that the

petitioners claim of parity between Village Panchayats on the one

hand and on the other, the Co-operative Societies, Agricultural

Produce Market Committees is unsustainable. According to him,

Co-operative Societies and APMC function in diferent spheres

and are constituted under separate enactments altogether.

Moreover, the provision like Article 243E of the Constitution

prohibiting the continuance of the existing Panchayats after the

expiry of its term is not present in respect of Co-operative

Societies or Agricultural Produce Market Committees.

10.4 Learned Advocate General contended that the State

Election Commission requested the State Government to appoint

an Administrator. Pursuant to this direction, the State took a

decision to appoint a 'suitable' person as an Administrator by

promulgating the Ordinance. According to him now that State

Government having decided to appoint government

ofcial/servant as Administrator, the petitioners cannot seek a

wp 3469.20 & ors.doc

relief which would be directly contrary to the law laid down by

this Court in 'State of Maharashtra -2'.

10.5 He would moreover submit that the State

Government having decided to appoint Administrator pursuant to

the directions of the State Election Commission, then in the

absence of challenge to these directions of the State Election

Commission, the petitioners are not justifed in seeking the relief

they have prayed for. Learned Advocate General would further

submit that powers under section 151 of the said Act are very

wide which would include even power to appoint a 'suitable'

person in the eventuality of there being a vacuum of the present

nature. Learned AG would thus submit that in view of the

decision of this Court in the case 'State of Maharashtra - 2',

the issue stands concluded and the existing Panchayats cannot

seek continuance / appointment as Administrator till the new

Panchayat is constituted.

SUBMISSIONS OF LEARNED ADVOCATE FOR

STATE ELECTION COMMISSION

11.1 Learned Counsel Shri Kadethankar invited our

attention to the afdavit-in-reply fled on behalf of the State

wp 3469.20 & ors.doc

Election Commission. He would submit that the stand of the

State Election Commission continues to be the same as it was in

2005. He would submit that a 'suitable person' would mean a

government ofcial/servant. He says that the State Election

Commission still persists with its stand taken before this Court in

the decision 'State of Maharashtra -2', that no private

person/body of persons could be appointed as Administrator on

the Village Panchayats under any circumstance. He would

submit that no person other than a government ofcer be

appointed as Administrator in any circumstance to ensure free,

fair and impartial elections and for maintaining the purity of the

electoral process. According to him, continuation of existing

elected body/ ofce bearers beyond the term of Panchayat is not

at all permissible.

11.2 He submits that appointment of the outgoing ofce

bearers (existing elected body) and members of the Village

Panchayats as Administrator is a concept hostile to the

constitutional scheme under Chapter IX of the Constitution. It is

the stand of the State Election Commission that amendment to

section 151(1)(a) of the Bombay Village Panchayats Act, 1958 as

envisaged in Ordinance X of 2020 may be read down in terms of

the standing instructions of 2005 and in terms of the judgment

wp 3469.20 & ors.doc

passed by this Court in State of Maharashtra - 2 (Writ Petition

No. 6405 of 2005) holding that the term 'suitable' person means

a government ofcer.

12. Heard learned Counsel for the petitioners,

learned Advocate General Shri Kumbhakoni for the State

Government and Shri Kadethankar appearing on behalf of State

Election Commission at length. We have perused the Petitions

and afdavit-in-replies fled on behalf of the State Government as

well as State Election Commission.

CONSIDERATION

13. At the outset we may state that though the

Petitions are fled for quashing the impugned Ordinance and the

consequent GRs/Circulars dated 13/07/2020, 14/07/2020 and the

notifcation dated 27/07/2020, having regard to the statement

made by the learned Advocate General during the course of the

hearing, learned Counsel for the petitioners have restricted their

challenge to the appointment of government ofcials/servants as

Administrator instead of continuing/appointing the existing

elected body or its ofce bearers whose term has expired as

Administrator. It would be necessary to reproduce the relevant

portion of the statement made by learned Advocate General on

wp 3469.20 & ors.doc

the last date of hearing which reads thus :

"3) In paragraph no. 51 of the afdavit fled on behalf of the State dated 13th August, 2020 in Writ Petition No. AS-DB- LD-VC-188 of 2020, which is to be considered as common afdavit in the present group of matters, the State Government has made submissions, in as much as, the 'suitable person' to be appointed as an Administrator in terms of the aforesaid Ordinance in issue, is concerned. In terms of the contents of the said paragraph the administrator to be appointed is to be 'preferably' inter-alia one amongest the following Government ofcers :

1) Extension Ofcer (Agriculture)

2) Extension Ofcer (Health)

3) Extension Ofcer (Education)

4) Extension Ofcer (Panchayat)

Clause (e) of the said paragraph 51 i nter alia states that only in case none of the aforesaid Government servant is available, for being appointed as such an Administrator, 'a private' individual may be appointed as an administrator.

5) This is to make it clear that, despite the aforesaid contentions raised in the afdavit, in view of the aforesaid peculiar situation and the circumstances narrated in all the paragraphs hereinabove, the State shall not make appointment of 'a private individual' as an Administrator, in terms of the aforesaid Ordinance dated 25 th June, 2020 and the Government Resolution dated 13th July, 2020, in issue in the present group of matters. It is further clarifed that, in terms of the aforesaid Ordinance and the Government Resolution only such person will be appointed as an

wp 3469.20 & ors.doc

Administrator who is already working as 'a Government Ofcer/Servant'.

6) In this regard, it is also pertinent to note that in terms of the aforesaid Ordinance and the Government Resolution, so far, Administrators have been appointed over total 4,899 Village Panchayats and that in none of these cases 'a private person' has been appointed as an Administrator. In other words over all these 4,899 Village Panchayats, only such persons have been appointed as Administrators who are already working as Government Ofcer/Servant.

7) It is hereby specifcally clarifed that, this Statement should and ought not to be read and considered either in respect of appointment of Administrators under various Statutes other than Maharashtra Village Panchayat Act or even under the Maharashtra Village Panchayat Act generally, as the same is made in view of the aforesaid peculiar situation and is restricted to the appointment of Administrators only in terms of the Ordinance dated 25 th June, 2020 and the Government Resolution dated 13 th July, 2020, which are in issue in the present group of matters, during the prevailing COVID-19 pandemic."

14. The controversy in the present Petitions has

now narrowed down to the petitioners claim of seeking

appointment/continuation of the existing elected body as

Administrator in the interregnum till the new Panchayat is

constituted. That the present pandemic warrants appointment of

wp 3469.20 & ors.doc

Administrators to 14234 Village Panchayats whose term is

coming to an end between the period 01/04/2020 to 31/12/2020

is not in dispute in the present group of Petitions. The State

Election Commission commenced the pre-election process in

respect of Village Panchayats whose term was to expire. The

pre-election process comprises of ward formation, delimitation,

preparation of voters list etc. Article 243K(3) requires the State

to arrange the entire machinery to enable the State Election

Commission for conducting Panchayat elections.

15. Due to the outbreak of Covid-19 pandemic, by its

letter dated 17/03/2020, the State Government informed the

State Election Commission that arrangement of the machinery

and manpower for conducting any elections was not possible as

those resources would be required to contain the spread of

deadly Covid-19 virus. The State Election Commission upon

considering the request of the State Government decided to put

on hold all the ongoing elections and pre-election processes

concerning the Panchayats at the stages where they were and

postponed all forthcoming elections until further orders.

Considering that the terms of the Panchayats were set to expire,

the State Election Commission by letters dated 20/04/2020 and

01/06/2020 instructed the State Government to appoint proper

wp 3469.20 & ors.doc

Administrators for the Panchayats before expiry of their

respective terms.

16. The State Government then issued the

impugned Ordinance seeking to incorporate a proviso to section

151 (1)(a) of the said Act. The amendment empowered the State

Government by notifcation to appoint a 'suitable' person as an

Administrator over the Village Panchayats that fall vacant on

account of not holding regular elections for any of the reasons of

natural calamity, pandemic or emergency or war or economic

emergency or administrative inabilities etc. The State

Government issued GR dated 13/07/2020 whereby powers to

appoint a 'suitable' person as an Administrator came to be

delegated to Chief Executive Ofcers (for short 'CEO') of Zilla

Parishad of the State. The GR mandates CEOs to cause such

appointment with the advise of the local Guardian Minister. By a

Circular dated 14/07/2020, the qualifcations, disqualifcations,

powers, duties, remunerations and privileges etc. were laid down

in respect of appointment of an Administrator.

17. Article 243-E(1) of the Constitution provides

that every Panchayat unless sooner dissolved under any law for

wp 3469.20 & ors.doc

the time being in force, shall continue for fve years from the

date appointed for its frst meeting and no longer. Clause (3)

thereof provides that an election to constitute a Panchayat shall

be completed (a) before the expiry of its duration specifed in

clause (1). The said Act contains provisions in regard to the

holding of elections to Panchayats that implement the mandate

of the constitutional provisions. Section 11(1)(b) provides that an

election to constitute a Panchayat shall be completed before the

expiry of its duration of fve years as prescribed in sub-section (1)

of Section 27. Section 27 provides that the members of a

Panchayat shall, save as otherwise provided in the Act, hold

ofce for a term of fve years.

18. The statutory provisions thus stipulate that the

term of ofce of a Panchayat is for a period of fve years from the

date of the frst meeting and no more. The term of around 14234

Village Panchayats in question is set to expire upon the

completion of a duration of fve years during the period from

01/04/2020 to 31/12/2020. The State Election Commission called

upon the State Government to appoint Administrator. The powers

of the State Election Commission extend to the superintendence,

direction and control of the preparation of electoral rolls and the

conduct of all elections to the Panchayats. The provisions of

wp 3469.20 & ors.doc

Article 243-K are pari materia to those of Article 324 of the

Constitution which have been interpreted in several judgments of

the Supreme Court. Article 243-K operates in areas left

unoccupied by the legislation. The words 'superintendence,

direction and control' are indicative of the broad sweep of the

Constitutional provision. This is amplifed by the expression

"conduct of elections" in respect whereof the State Election

Commission exercises superintendence and control. In

Mohinder Singh Gill vs. Chief Election State Election

Commissioner, the Supreme Court emphasised that Article 324

of the Constitution is a plenary provision vesting the whole

responsibility for the conduct of elections in the State Election

Commission. The State Election Commission may be called upon

to answer unforeseen eventualities not contemplated by existing

legislation and its power of achieving the object of free and fair

elections cannot be stultifed. In this context, the following

observations of the Supreme Court are signifcant:

"Even so, situations may arise which enacted law has not provided for, Legislators are not prophets but pragmatists. So it is that the Constitution has made comprehensive provision in Article 324 to take care of surprise situations. That power itself has to be exercised, not mindlessly nor mala fde, nor arbitrarily nor with partiality but in keeping with the guidelines of the rule of law and not stultifying the Presidential notifcation nor existing legislation.

2 1978(1) SCC 405

wp 3469.20 & ors.doc

More is not necessary to specify, less is insufcient to leave unsaid. Art 324, in our view operates in areas left unoccupied by legislation and the words 'superintendence, direction and control' as well as 'conduct of all elections', are the broadest terms. Myriad maybes, too mystic to be precisely presaged, may call for prompt action to reach the goal of free and fair election."

19. We may mention here that as the submissions raised

in these Petitions are by and large similar to the ones raised in

the decision of this Court in the case of 'State of Maharashtra - 2',

the said decision is extensively relied by us and some of the

paragraphs are verbatim reproduced in this judgment.

20. The provisions of Article 243E clearly sets out

that Panchayat can 'no longer' continue after the expiry of its

duration of fve years. The impugned Ordinance empowers the

State Government to appoint by notifcation in the ofcial

gazette, a 'suitable' person as an Administrator over the Village

Panchayats during the interregnum which is now clarifed to

mean government ofcial/servant.

21. We are unable to persuade ourselves with the

submissions advanced by learned Counsel for the petitioners that

after the issuance of the Ordinance, the decision in the case of

wp 3469.20 & ors.doc

'State of Maharashtra - 2' will no longer be applicable in the

present fact situation. By the impugned Ordinance what the

State Government has done is to empower it to appoint

Administrators in the interregnum. This statement made by

learned Advocate General on behalf of the State Government is

in consonance with the stand of the State Election Commission.

In exercise of powers of the superintendence under Article 243K

of the Constitution, the State Election Commission asked the

State Government to appoint Administrator to the Gram

Panchayat in the interregnum till the new Panchayat is

constituted. We do not fnd any infrmity with this approach of the

State Government once the State Government made a statement

which is in consonance with the stand of the State Election

Commission. The stand of the State Election Commission is

completely in conformity with the constitutional scheme

establishing Panchayat Raj and which is also upheld by this Court

in the case of 'State of Maharashtra -2' . The aspect regarding

consultation with the Guardian Minister in the matter of

appointment of Administrator is a subject matter of a separate

group of Petitions which we have dealt with independently.

22. The argument that existing Panchayats should

be continued/appointed during the interregnum till the new

wp 3469.20 & ors.doc

Panchayat is constituted on the principle of parity only because

the existing boards of Co-operative Societies and ofce bearers

of APMC are continued is fallacious. The Constitution has dealt

with the subject of 'Co-operative Societies' in Part IX-B whereas

subject of 'Panchayat' is dealt with under Part IX. Article 40 of

the directive principles of the State policy says that State shall

take steps to organise village panchayats and endow them with

such powers and authority as may be necessary to enable them

to function as units of self-government whereas Article 43B of

the directive principles of the State policy envisages that the

State shall endeavour to promote voluntary formation,

autonomous functioning, democratic control and professional

management of co-operative societies. The object of formation

of the Village Panchayat is diferent from that of the Co-operative

Societies. Moreover, Article 243E(1) of the Constitution

categorically provides that Panchayat can no longer continue

after the expiration of its duration of fve years which is absent in

case of Co-operative Societies/ APMC's. So read and understood,

the question of continuing/appointing the existing Panchayat as

Administrator on the expiry of its term does not arise as that

would be against the constitutional mandate and the provisions

of the said Act.

wp 3469.20 & ors.doc

23. We also do not fnd any merit in the argument of

learned Counsel for the petitioners that they are best suited to be

appointed as Administrators only because the existing elected

body have the necessary expertise and experience to

administrate the Panchayats. Any elected body has to adhere to

the mandate of the Constitution as Article 243E of the

Constitution provides that a Panchayat can no longer continue

after expiry of its duration of fve years, hence there can be no

question of appointing/continuing the petitioners as

Administrators since their term of fve years is over. In case of a

vacuum, it was for the Election Commission to step in, in the

exercise of its powers under Article 243-K. That is what the

Election Commission has done in the present case by directing

the State Government to appoint Administrators.

24. It is urged by learned Counsel that what they are

seeking is appointment of existing elected body as Administrator

as the Ordinance now permits the State Government to appoint

'suitable' person as Administrator. This according to them would

be in consonance with the constitutional scheme envisaging a

Panchayat Raj to be administrated by an elected body. The said

argument can only be stated to be rejected as what cannot be

achieved directly could not be done indirectly. We therefore do

wp 3469.20 & ors.doc

not fnd any merit in this submission of learned Counsel for the

petitioners.

25. The upshot of the above discussion is that the spread

of Covid pandemic led to a situation where it was not possible for

the State Government to complete the elections within the

duration of the term of fve years in respect of Village Panchayats

whose terms are to expire. Under Article 243E of the

Constitution, the Panchayats can no longer continue after its

duration of fve years. The constitutional vacuum is not

contemplated in the afairs of the State. The State Election

Commission has ensured that this vacuum is obviated by

directing the State to appoint Administrator for the interregnum

until new Panchayats are constituted. The State Government

introduced amendment to section 151(1) (a) whereby a proviso

was added to section 151(1)(a) enabling the State Government

to appoint a 'suitable' person as an Administrator over the Village

Panchayats whose elections could not be held by the State

Election Commission as per schedule due to natural calamity or

emergency or war or fnancial emergency or administrative

difculties or epidemic disease. There was considerable debate

over the term 'suitable' person. The State Government has now

made its stand clear that it would appoint government

wp 3469.20 & ors.doc

ofcer/servant as Administrator over these Panchayats till new

Panchayats are constituted. This stand of the State Government

is in consonance with that of the State Election Commission.

The Petitioners want the existing elected body to be

'Administrator' till the new body is constituted. The

appointment / continuance of the existing body as Administrator

after expiry of their term would be contrary to the mandate of

Article 243E of the Constitution & the said Act.

26. It is again clarifed that we have not dealt with the

issue of 'Consultation' with the Guardian Minister before the CEO

appoints an Administrator, as this is not the subject matter of

challenge raised by the Petitioners in these Petitions. This issue

is dealt with in a separate group of Petitions.

27. In the circumstances, we do not fnd any infrmity in

the decision of the State Government appointing government

ofcer/servant as Administrator. Consequently we fnd no merit

in the contention of the petitioners that the existing elected body

constituting the Panchayat whose term of 5 years is to expire

should be appointed/continued as Administrator till new

Panchayat is constituted. The Petitions shall accordingly stand

dismissed. Rule is discharged with no order as to costs.

wp 3469.20 & ors.doc

28. This order will be digitally signed by the Private

Secretary of this Court. All concerned will act on production by

fax or email of a digitally signed copy of this order.

 (M.S.KARNIK, J. )                                  (S.S.SHINDE, J.)









 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter