Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Usha Manharan Shrivas vs Manish Nagraj
2022 Latest Caselaw 6881 Chatt

Citation : 2022 Latest Caselaw 6881 Chatt
Judgement Date : 17 November, 2022

Chattisgarh High Court
Smt. Usha Manharan Shrivas vs Manish Nagraj on 17 November, 2022
                                        1

                                                                      NAFR
              HIGH COURT OF CHHATTISGARH, BILASPUR
                            WA No. 596 of 2022

Smt. Usha Manharan Shrivas W/o Manharan Shriwas Aged About 40 Years

R/o - Village - Sahaspur, Lohara, Tahsil - Sahaspur Lohara, District -

Kabirdham (C.G.)

                                                              ---- Appellant

                                    Versus

1.   Manish Nagraj S/o Chaitudas Nagraj Aged About 52 Years R/o - Ward

     No.-10, Nagar Panchayat, Sahaspur, Lohara, District - Kabirdham

     (C.G.)

2.   Ajay Kumar Yadav S/o Motiram Yadav Aged About 42 Years R/o -

     Ward No.-08, Nagar Panchayat, Sahaspur, Lohara, District -

     Kabirdham (C.G.)

3.   Anju Ram Patel S/o Kejlal Patel R/o - Ward No.-14, Nagar Panchayat,

     Sahaspur, Lohara, District - Kabirdham (C.G.)

4.   Jagdish Patel S/o Kanak Lal Patel Aged About 27 Years R/o - Ward

     No.-06, Nagar Panchayat, Sahaspur, Lohara, District - Kabirdham

     (C.G.)

5.   State of Chhattisgarh Secretary, School Shiksha, Nagariy Prashasan

     Vibhag, Mahanadi Bhawan, Caipital Complex, Atal Nagar, Naya

     Raipur, District - Raipur (C.G.)

6.   Collector Kabirdham, District - Kabirdham (C.G.)

7.   Chief    Municipal   Officer   Nagar    Panchayat   Sahaspur,   Lohara,

     Kabirdham, District - Kabirdham (C.G.)

                                                           ---- Respondents

(Cause-title taken from Case Information System)

For Appellant : Mr. Abdul Wahab Khan, Advocate.

For Respondents No. 1 to 4 : Mr. Sunil Sahu, Advocate. For Respondent No. 5 and 6 : Mr. Raghavendra Pradhan, Additional Advocate General.

For Respondent No. 7 : Mr. Gagan Tiwari, Advocate.

Hon'ble Shri Arup Kumar Goswami, Chief Justice Hon'ble Shri Sanjay Agrawal, Judge Judgment on Board

Per Arup Kumar Goswami, Chief Justice

17.11.2022

Heard Mr. Abdul Wahab Khan, learned counsel for the appellant. Also

heard Mr. Sunil Sahu, learned counsel, appearing for respondents No. 1 to

4 / writ petitioners, Mr. Raghavendra Pradhan, learned Additional Advocate

General, appearing for respondents No. 5 and 6, and Mr. Gagan Tiwari,

learned counsel, appearing for respondent No.7.

2. The present appeal is presented against an order dated 10.10.2022

passed by the learned Single Judge in WPC No. 4289 of 2022.

3. The present appellant was not a party in that petition and therefore,

has filed an application seeking leave to prefer an appeal against the

aforesaid order.

4. The writ petition was filed by four Councillors of Nagar Panchayat,

Sahaspur-Lohara, District Kabirdham, essentially, contending that though a

requisition signed by ten Councillors was presented before the Collector /

respondent No. 2 on 19.04.2022 to convene a No Confidence Motion

against the president and though such Councillors had presented

themselves before the Office of the Collector, no meeting has been

convened in terms of Section 43-A of the Chhattisgarh Municipalities Act,

1961 (for short, the Act of 1961) to discuss the No Confidence Motion.

5. The learned Single Judge, in view of the provision contained in

Section 43-A of the Act of 1961, without considering the merits of the case,

disposed of the writ petition with a direction to respondent No. 2 to take up

the proceedings initiated on the requisition submitted by the petitioners and

conclude the same within a reasonable time, preferably within 30 days from

the date of receipt of copy of the order.

6. It is submitted by Mr. Khan that since the No Confidence Motion was

sought to be moved against the appellant, the appellant was a necessary

party in the writ petition and as the impugned order has been passed in

absence of the appellant, the same militates against the principles of

natural justice and on that count alone, the impugned order is liable to be

set aside and quashed. It is further submitted by him that it is doubtful as to

whether the signatures appearing in the requisition are genuine and

therefore, without ascertaining the same, no direction could have been

issued for convening a meeting for No Confidence Motion.

7. Mr. Sunil Sahu, learned counsel, appearing for the writ petitioners,

relying on the certified copy of the proceeding in Case

No.202205080200069 dated 28.06.2022, submits that all the ten

signatories of the requisition were present in the Office of the Collector and

had duly recorded their presence by affixing their signatures in the order

sheet. It is submitted that the Collector being absent on that date, their

physical presence was recorded by the In-charge Officer. He submits that

under Section 43-A(2) of the Act of 1961, the Collector is enjoined to

convene a meeting forthwith on the requisition signed by not less than 1/6 th

of the total number of elected Councillors constituting the Council and the

total number of Councillors in the instant case being 15, 9 Councillors

represent more than 1/6th of total number of elected Councillors. He further

submits that in the attending facts and circumstances of the case, the

appellant is not necessary party and therefore, the application to grant of

leave to appeal may not be allowed and the writ appeal may be dismissed.

8. Mr. Pradhan submits that it is a fact that the requisitionists had

appeared, as demonstrated by the order sheet dated 28.06.2022, before

the In-charge Officer, who had recorded signatures of the requisitionists.

9. Mr. Tiwari endorses the submission of Mr. Pradhan.

10. Section 43-A reads as follows:

"43-A. No-confidence motion against the President or

Vice President. ― (1) A motion of no- confidence may be

moved against the President or the Vice President by

any elected Councillor at a meeting specially convened

for the purpose under sub-section (2) and if the motion,

is carried by a majority of two thirds of the elected

Councillors present and voting in the meeting and if such

majority is more than half of the total number of elected

Councillors constituting the Council, the office of the

President or the Vice President, shall be deemed to have

become vacant forthwith a copy of such motion shall be

sent by the Chief Municipal Officer to the Collector

forthwith for filling up the Vacancy :

Provided that no such resolution shall lie

against the President or the Vice-President within a

period of ―

(i) two years from the date on which the

President or the Vice President enters

upon his office ;

(ii) one year from the date on which the

previous motion of no-confidence was

rejected.

(2) For the purpose of sub-section (1), a meeting of

the Council shall be convened and presided over by

the Collector or a Class-I Officer in case of a

Municipal Council and a Class II Officer in case of

Nagar Panchayat as nominated by him, in the

following manner, namely :-

(i) the meeting shall be convened forthwith on

a requisition signed by not less than one sixth of the

total number of elected Councillors constituting the

Council for the time being ;

(ii) the notice of such a meeting specifying

the date, time and place shall be despatched to the

President, Vice-President and every Councillor ten

clear days before the meeting ;

(iii) the no confidence motion moved under this

Section shall be decided through secret ballot."

11. In WA No. 284 of 2022, in the case of Satya Gupta v. State of

Chhattisgarh and Others, decided on 10.08.2022, this Court had analyzed

the provision of Section 43-A and had recorded in paragraphs 12, 13, 14,

15 and 16 as follows:

"12. A perusal of Section 43-A(1) as it stands now

(without taking into consideration the proviso part) would

go show that it consists of one sentence. In our

considered opinion, in between the words "forthwith" and

"a copy of such motion", the word "and" should have

found place.

13. Reading of Section 43-A (1) excluding the proviso

would go to show that:

(i) a motion of no confidence may be moved

against the President or the Vice-President by

any elected Councillor at a meeting specially

convened for the purpose under sub-section

43-A(2);

(ii) The office of the President or the Vice-

President shall be deemed to have become

vacant forthwith when twin conditions, namely,

if the motion is carried (a) by majority of two

thirds of the elected Councilors present and

voting in the meeting and (b) if such majority is

more than half of the total number of elected

Councilors constituting the Council, are

satisfied;

(iii) Copy of motion is required to be sent by the

Chief Municipal Officer to the Collector

forthwith for filling up the vacancy.

14. Proviso to Section 43-A lays down that no such

resolution shall lie against the President or Vice-

President within a period of (a) two years from the date

on which the President or the Vice President enters upon

his office and (b) one year from the date on which the

previous motion of no-confidence was rejected.

15. How the meeting is to be convened is delineated in

Section 43-A(2) of the Act of 1961.

16. Section 43-A(2) provides that the meeting is to be

convened forthwith on a requisition signed by not less

than one sixth of the total number of elected Councilors

constituting the Council for the time being."

12. Therefore, in terms of Section 43-A(2), meeting has to be convened

forthwith if the requisite number of councillors had signed the requisition.

13. In a matter of present nature, there may be disputed question of fact,

such as requisition not being signed by the requisite number of Councillors

etc. and therefore, in a writ petition filed, the person against whom a No

Confidence Motion is sought to be moved, in our opinion, is a proper party,

if not a necessary party.

14. In the light of the above, we allow the application for leave to prefer

the appeal filed by the appellant.

15. A perusal of the order dated 28.06.2022 goes to show that the

requisitionists had in person appeared before the In-charge Officer as the

Collector was not available on that date and in the order sheet their

signatures have been affixed and therefore, there is no dispute that

requisite number of requisitionists had submitted the requisition. Therefore,

the Collector was duty bound under provisions of 43-A(2)(i) of the Act of

1961 to convene a meeting forthwith. Instead, the orders dated 05.07.2022,

16.08.2022, 29.09.2022, 11.10.2022, 14.10.2022, 18.10.2022 and

21.10.2022 go to show that on a casual and routine manner issue was not

dealt with by the Collector and he merely went on postponing the direction

that was required to be issued. We are of the opinion that in the facts and

circumstances of the case, no prejudice is caused to the appellant by the

order passed by the learned Single Judge.

16. In the conspectus of facts, as noticed herein above, we find no good

ground to interfere with the order of the learned Single Judge and,

accordingly, the writ appeal fails and is dismissed. No cost.

                     Sd/-                                         Sd/-
            (Arup Kumar Goswami)                            (Sanjay Agrawal)
                 Chief Justice                                  Judge




Hem
 

 
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 : MAIMS

 
 
Latestlaws Newsletter