Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sanjit Ghosh & Ors vs The State Of West Bengal & Ors
2021 Latest Caselaw 5077 Cal

Citation : 2021 Latest Caselaw 5077 Cal
Judgement Date : 27 September, 2021

Calcutta High Court (Appellete Side)
Sanjit Ghosh & Ors vs The State Of West Bengal & Ors on 27 September, 2021
S/L 18
27.09.2021

sn WPA 15722 of 2021

Sanjit Ghosh & Ors.

Vs.

The State of West Bengal & Ors.

(Through Video Conference)

Mr. Samim Ul Bari Mr. Amit Kr. Ghosh ... for the Petitioners.

Mr. Raja Saha, Ms. Rupsa Chakraborty ... for the State.

Let the affidavit of service be taken on record.

The petitioners are the requisitionists, who have

brought the motion for removal of the Pradhan of Asannagar

Gram Panchayat under Krishnagar-I Development Block,

District Nadia on May 4, 2021. The prescribed authority

convened the meeting on May 18, 2021 upon satisfying

himself about compliance of Section 12(2) of the West

Bengal Panchayat Act, 1973. Thereafter, on May 17, 2021,

the prescribed authority cancelled the meeting on the ground

that the Covid-19 pandemic situation would not permit the

prescribed authority to hold the meeting as the same would

be in contravention to the regulations of the State of West

Bengal under the Disaster Management Act, 2005.

The prayer of the petitioners for a direction upon the

prescribed authority to hold a meeting as the regulations

have been substantially relaxed, cannot be accepted by the

Court in view of the expiry of time prescribed by the statute

for holding a meeting.

In my opinion, the provision for removing an elected

representative such as the Pradhan is of fundamental

importance, to ensure the democratic functioning of the

institution as well as to ensure the transparency and

accountability in the functions performed by the elected

representatives. These institutions must run on democratic

principles. In democracy, all persons heading public bodies

can continue provided they enjoy the confidence of the

persons who comprise such bodies. This is the essence of

democratic republicanism. If the Pradhan has lost support of

the majority of the members, he cannot remain in office for a

single day. Admittedly the Pradhan has not yet been

removed.

In the decision of Ujjwal Kumar Singha v. State of

W.B. reported in 2017 SCC OnLine Cal 4636, it was held that:

"5. The entire impugned judgment and order is supported with cogent reasons and there is no palpable infirmity noticed therein which would warrant any interference in an Intra-Court Mandamus Appeal. It appears that the appellant/writ petitioner resorted to taking shelter under the high prerogative jurisdiction of the High Court under Article 226 of the Constitution of India only for the purpose of thwarting the well- established democratic principles which govern the running of public institutions such as a Gram Panchayat, being at the lowest tier of self-governance at the village level in the three-tier Panchayati Raj System. In this context, one may take notice of the observations made by this Court in Farida Bibi v. The State of West Bengal reported in 2016 (5) CHN (Cal) 258, while following the observations made by the Supreme Court in Usha Bharti v. State of U.P. reported in (2014) 7 SCC 663 : AIR 2014 SC 1686, wherein it was observed to the effect that it is

the fundamental right of democracy that those who have been elected can also be removed by expressing, 'No Confidence Motion' for the elected person. In an institution which runs on democratic principles, a person can continue to be its head so long he/she enjoys the confidence of the persons who comprised such a body. This is the essence of democratic republicanism which was taken note of by the Supreme Court in Usha Bharti (supra).

6. The appeal has no merit and is liable to be dismissed along with the application for stay with exemplary costs assessed at 500 G.Ms. which shall be deposited with the State Legal Services Authority for being earmarked for utilisation by the Mediation and Conciliation Committee of the High Court."

Under such circumstances, as the requisition has

already expired because of lapse of time and the requisition

has not been acted upon, the bar under Sections 12(3), 12(4)

and 12(10) of the said Act has come in the way. Thus the

requisition notice dated May 4, 2021 is set aside and

cancelled.

The writ petition is disposed of upon granting liberty

to the requisitionists/members to bring a fresh requisition

under Section 12(2) of the said Act. If such requisition is

brought, the prescribed authority shall act and proceed in

terms of the provisions of Sections 12(3) and 12(4) onwards

of the said Act and reach the requisition to its logical

conclusion. The bar under Section 12(11) of the said Act shall

not be applicable. The time frame prescribed by the statute

under Section 12(10) shall be adhered to by the prescribed

authority.

It is further made clear that the prescribed authority

shall be entitled to seek police protection and if such request

is made, the police authority shall render all support to the

requisitionists as also to the prescribed authority without any

delay and laches. It is also made clear that if the Pradhan

tries to avoid service of the requisition, then the

requisitionists shall be entitled to serve the same in his office

through his secretary or assistant and if, such service is not

accepted, then the requisitionists will be entitled to paste the

same in the office of the Pradhan in addition to the modes of

service provided under Section 12(2) of the said Act.

Accordingly, the writ petition is disposed of.

However, there will be no order as to costs.

All parties are directed to act on the basis of the

learned advocate's communication.

All parties are directed to act on the basis of the server

copy of this order.

(Shampa Sarkar, 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 : IJJ

 

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

 
 
Latestlaws Newsletter