Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kanaklata Sharma & Ors vs Registrar General Of Census ...
2011 Latest Caselaw 5017 Del

Citation : 2011 Latest Caselaw 5017 Del
Judgement Date : 12 October, 2011

Delhi High Court
Kanaklata Sharma & Ors vs Registrar General Of Census ... on 12 October, 2011
Author: Rajiv Sahai Endlaw
           *IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                       Date of decision: 12th October, 2011

+                         W.P.(C) 1089/2011

KANAKLATA SHARMA & ORS               ..... Petitioners
               Through: Mr. Shailendra Bhardwaj with Mrs.
                        Aruna Bhardwaj & Mr. Sanjay
                        Mishra, Advs.
                 Versus

REGISTRAR GENERAL OF CENSUS INDIA,
NEW DELHI & ORS                                ..... Respondents
             Through: Mr. Jatan Singh & Mr. Prashant Ghai, Advs.
                      for R-1.
                      Mr. Sudhir Kulshreshtha, Adv. for R-3
CORAM :-
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1.     Whether reporters of Local papers may        Not necessary
       be allowed to see the judgment?

2.     To be referred to the reporter or not?             Not necessary

3.     Whether the judgment should be reported            Not necessary
       in the Digest?


RAJIV SAHAI ENDLAW, J.

1. The six petitioners claiming to be teachers employed with St. Thomas School, an unaided minority institution, situated at Lajpat Nagar, Sahibabad, Ghaziabad, U.P. have filed this petition seeking mandamus to the respondent No.1 and all its subordinate officers to refrain from entrusting census related work to the petitioners and from taking any

coercive action against the petitioners for not performing the said work. It is the claim of the petitioners that teachers of an unaided minority institution cannot be entrusted with the census duties.

2. Notice of the petition was issued and vide interim order dated 21.02.2011, which continues to be in force, coercive steps against the petitioners were restrained.

3. The respondent No.1 as well as the respondent No.3 Charge Census Officer, Mohan Nagar Zone, Ghaziabad, UP have in their respective counter affidavits raised an objection as to the territorial jurisdiction of this Court to entertain the petition.

4. In this regard, it may be noticed that the orders appointing the petitioners as Census Officer, are of the respondent No.2 Additional District Magistrate-cum-Census Officer, Ghaziabad and the respondent No.3 aforesaid.

5. As such, it has been enquired from the counsel for the petitioners as to how the grievance against the orders of respondents No.2&3, being authorities situated outside the territorial jurisdiction of this Court, can be made before this Court.

6. The counsel for the petitioners contends that the petitioners have made a representation to the respondent No.1 situated at Delhi and since no decision has been taken by the respondent No.1 on the said

representation, the petitioners are entitled to invoke the territorial jurisdiction of this Court.

7. A failure to take a decision on a representation would constitute a cause of action only when there is a duty to deal with the representation. It has been enquired from the counsel for the petitioners as to under which provision does the respondent No.1 exercise jurisdiction over the respondents No.2&3 and under which provision the respondent No.1 can issue any direction to the respondents No.2&3 to refrain from appointing the petitioners as Census Officers.

8. The counsel for the petitioners in this regard invites attention to the Census Act, 1948 and the Census Rules 1990 annexed to the counter affidavit of the respondent No.1. However, as stated in the counter affidavit of the respondent No.1, the respondent No.1 is not found to be authorized to issue any directions to the respondents No.2&3. The petitioners also have not been able to show any order or direction of the respondent No.1 to the respondents No.2&3 in pursuance to which the respondents No.2&3 can be said to have appointed the petitioners as Census Officers. Rather what emerges from a perusal of the Act and Rules is that it is the duty of the State Government to appoint the Census Officers. Thus the appointments of the respondents No.2&3 as Census Officer being by the Government of the State of Uttar Pradesh, it cannot be said that they have been appointed by the respondent No.1. The counsel for the petitioners in this regard invites attention to Rule 5(1)(b) whereunder the Census Commissioner appointed by the Central

Government under Section 4(1) of the Act, as the respondent No.1 is, is required to cause the Directors of Census Operations to be appointed for each State or Union Territory. However, all that the said provision indicates is that it is the respondent No.1 who writes to the State Governments to appoint the Census Officers, as the respondents No.2&3 are. Moreover, Section 4(2) clearly provides for the State Government to appoint the Census Officers.

9. Even if the respondent No.1 causes the appointments of the respondents No.2 &3, that would still not vest any territorial jurisdiction in this Court. The respondent No.1 in its counter affidavit has further pleaded that the representation of the petitioner was forwarded to the respondent No.2 for appropriate action since the respondent No.1 had no role in the matter.

10. The counsel for the petitioners at this stage states that the writ petition be permitted to be withdrawn for filing in Court of appropriate jurisdiction and the interim protection be extended for two weeks, to enable to the petitioners to approach the Allahabad High Court.

11. The counsel for the respondent No.3 contends that the work of census has already suffered owing to the non participation of the petitioners. The counsel for the respondent No.1 also states that under the law the petitioners are liable to be prosecuted.

12. Be that as it may, since notice of the writ petition was issued and interim protection granted, it is deemed expedient to while dismissing the writ petition as withdrawn for the reason of lack of territorial jurisdiction and granting liberty to the petitioners to approach the Court of appropriate jurisdiction, extend the interim protection for a period of two weeks with a clarification that merely because the interim protection was granted or extended, would not tantamount to an expression of opinion of this Court on merits of the claim of the petitioner.

No order as to costs.

RAJIV SAHAI ENDLAW (JUDGE) OCTOBER 12, 2011 'gsr'

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter