Citation : 2022 Latest Caselaw 551 Cal
Judgement Date : 15 February, 2022
15.02.2022
Court No. 19
Item no.07
CP
WPA 1258 of 2022
Madhabi Halder Purkait & ors.
Vs.
The State of West Bengal & ors.
Mr. Debabrata Saha Roy
Mr. Debashis Banerjee
Mr. Supreem Naskar
Mr. N. Mondal
......for the petitioners.
Mr. Mahim Sasmal
....for respondent nos. 3 and 4.
The petitioners are the majority members of the
Nandakumrpur Gram Panchayat, Dist. - South 24
Parganas. The petitioners are aggrieved by the
inaction of the prescribed authority in taking steps
on the requisition for removal of the Pradhan of the
said gram panchayat brought on January 4, 2022.
The petitioners pray that the prescribed authority be
directed to convene the meeting in terms of Section
12(4) of the West Bengal Panchayat Act, 1973
(hereinafter referred to as 'the said Act').
Mr. Sasmal, learned advocate appearing on
behalf of the Pradhan, submits that the requisition
cannot be acted upon for the reasons stated
hereunder:
a) The requisition is stigmatic;
b) One of the signatories, namely, Smt.
Paramita Sahoo alleged that her signature
on the requisition was obtained by force;
c) Smt. Paramita Sahoo wrote a letter to the
learned Registrar General of the High Court
stating that her name be deleted from the
array of writ petitioners in this instant writ
petition.
The requisition indicates that there are
some comments against the Pradhan, although
they are not seriously stigmatic. Nevertheless,
any opinion on the activities of the Pradhan may
lead to some serious consequences. Thus, the
requisition as per the provisions of law is liable to
be set aside.
Secondly, the prayer of the petitioner for a
direction upon the prescribed authority to
convene a meeting on the basis of the said
requisition cannot be allowed also because the
statutory periods prescribed under Section 12(3),
12(4) and 12(10) of the said Act have expired.
Finally, there are controversies with regard
to the signature of Smt. Paramita Sahoo. Thus, in
any event, leaving aside the disputed questions of
obtaining the signature of Smt. Paramita Sahoo
by force, the requisition has died a natural death
due to efflux of time.
It is the democratic right of the requisitionists,
to seek the removal of their leader who has lost their
confidence, in accordance with law. They are entitled
to enforce such right and any delay by the
authorities will actually frustrate such right and
destroy the democratic set up of the institution.
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 explains why this provision of no-confidence
motion has been provided under the law.
In the decision of Ujjwal Kumar Singha v. State
of W.B. reported in 2017 SCC Online Cal 4636, it
was held that:
"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). 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 circumstance, the requisition dated
January 4, 2022, as also subsequent actions, if any,
are set aside and cancelled.
The requisitionists are granted liberty to bring
a fresh requisition in accordance with law. If the said
requisition is brought, the prescribed authority shall
reach the requisition to its logical conclusion upon
complying with the provisions of Sections 12(3) and
12(4) onwards of the West Bengal Panchayat Act,
1973, by strictly adhering to the time limit fixed by
the statute under Section 12(10) of the said Act. The
bar under Section 12(11) shall not apply as this is
not a case that the requisition failed for want of
quorum or could not be carried through.
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 evade service of requisition then the requisitionists
shall be entitled to serve the same in the office
through the secretary or assistant and if, such
service is not accepted, then the requisitionists will
be entitled to paste the same at the office of the
Pradhan in addition to sending the same by
registered post to the residence of the Pradhan.
This writ petition is, thus, disposed of.
There will be no order as to costs.
All parties are to act on the basis of the server
copy of this order.
(Shampa Sarkar, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!