Citation : 2024 Latest Caselaw 7637 Raj
Judgement Date : 3 September, 2024
[2024:RJ-JD:36656]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Writ Petition No. 13422/2024
Mumal Kanwar W/o Surendra Singh, Aged About 37 Years,
Village And Post Chawadia, Panchayat Samiti Marwar Junction,
Dist. Pali.
----Petitioner
Versus
1. State Of Rajasthan, Through Secretary Cum
Commissioner, Rural Development And Panchayati Raj
Department, Government Of Rajasthan, Jaipur.
2. The Director Cum Joint Secretary, Directorate Local Self
Government, Jaipur.
3. The District Collector, Pali.
----Respondents
For Petitioner(s) : Mr. Kapil Purohit
For Respondent(s) : Mr. Manish Patel, AAG
HON'BLE MS. JUSTICE REKHA BORANA
Order
03/09/2024
1. The present writ petition has been preferred against the
notification dated 29.07.2024 (Annex.6) whereby an Administrator
has been sought to be appointed qua the newly constituted Gram
Panchayat Chawadia.
2. The facts are that vide notification dated 31.05.2022, a new
municipality namely 'Marwar Junction' was constituted and one
village namely Suryanagar from Gram Panchayat Chawadia was
included in the said newly constituted municipality. Earlier, Gram
Panchayat Chawadia comprised of four villages out of which one
was included in the newly constituted municipality. Therefore,
Gram Panchayat Chawadia remained with three villages namely,
[2024:RJ-JD:36656] (2 of 7) [CW-13422/2024]
Chawadia, Jogdawas and Bithora Khurd and hence, Gram
Panchayat Chawadia was reconstituted with the same name. For
the said purpose, notification dated 25.07.2023 was issued.
3. After the re-constitution of Gram Panchayat Chawadia vide
notification dated 25.07.2023, the earlier members of the Gram
Panchayat continued to function. However, after a period of
almost one year, vide notification dated 29.07.2024 (Annex.6), the
Development Officer of Gram Panchayat Chawadia has been
sought to be appointed as an Administrator till the election of
representatives of the newly constituted Gram Panchayat and their
first meeting.
It is the said notification dated 29.07.2024 which is under
challenge in the present writ petition.
4. Learned counsel for the petitioner submits that the right
sought to be exercised while passing the notification dated
29.07.2024, has been reflected to be in terms of Sections 95 &
101 of the Rajasthan Panchayati Raj Act, 1994 (hereinafter
referred to as, 'the Act of 1994'). However, none of the said
provisions prescribe for appointment of an Administrator in cases
of reconstitution of the Gram Panchayat. Learned counsel submits
that a bare perusal of the notifications dated 25.07.2023 as well
as 29.07.2024 makes it clear that Gram Panchayat Chawadia has
been reconstituted with the same name. Gram Panchayat
Chawadia was never dissolved which is a sine qua non for
application of provisions of Section 101 of the Act of 1994.
5. Learned counsel submits that the Gram Panchayat having
not been dissolved, the powers under Section 101(1) of the Act of
1994 could not have been exercised by the State Authorities.
[2024:RJ-JD:36656] (3 of 7) [CW-13422/2024]
Learned counsel further submits that even otherwise, had the
intention of the State Authorities been to constitute a new body,
the elections for the said purpose within a period of six months of
the notification dated 25.07.2023 ought to have been conducted.
The same having not been conducted within the said time period,
an Administrator, after the said time having lapsed, could not have
been appointed. He submits that the elections, whatsoever, have
not even been notified till date and therefore, the intention of
State Authorities is somehow to restrain the elected
representatives from functioning.
6. Per contra, learned Additional Advocate General appearing on
behalf of the respondent-Department submits that appointment of
an Administrator is a natural consequence of the existing
Panchayat having been dissolved. He submits that in terms of
Section 95 of the Act of 1994, all the powers and duties of a
Panchayati Raj Institution to be exercised and performed by an
Administrator is the first consequence of a Panchayati Raj
Institution having been dissolved under the Act of 1994. Further,
in terms of Proviso to Section 101(2), where the Panchayat stands
dissolved, appointment of an Administrator is a must. Therefore,
the notification dated 29.07.2024 is perfectly valid and in
consonance with the provisions of the Act of 1994.
7. In support of his submissions, learned AAG relied upon a
judgment passed by the Co-ordinate Bench of this Court in the
case of Tulsi Ram Mund & Ors. vs. State of Rajasthan & Ors.;
2010 (2) WLC (Raj.) 112 = RLW 2010 (1) Raj. 760.
8. Heard learned counsels for the parties and perused the
material available on record.
[2024:RJ-JD:36656] (4 of 7) [CW-13422/2024]
9. The issue which arises is - Whether the present is a case of
dissolution of the Gram Panchayat or of reconstitution?
Notification dated 25.07.2023 mentions the new Panchayat
Chawadia as "पुनर्गठित / पुनर्सिमांकित / नवसजि ृ त ग्राम पंचायत का नाम".
Meaning thereby, the notification itself refers the present to be a
reconstituted/re-demarcated/newly constituted Gram Panchayat.
The said notification, or for that matter, even the notification dated
29.07.2024 does not talk of the Panchayat Samiti been dissolved.
What has been done in the present matter is that out of the
existing Gram Panchayat Chawadia, one village has been excluded
and included in the newly constituted municipality Marwar
Junction. Therefore, the said action clearly is covered by Section
101 (1)(d) of the Act of 1994 which prescribes the said condition
as under:
"101. Alteration in the limits of a Panchayati Raj Institution-
(1) The State Government may, at any time, after one month's notice published in the prescribed manner either on its own motion or at the request made in this behalf, and by notification in the Official Gazette-
(a) declare the whole or a part of any local area included within the limits of a Municipality to be a Panchayat Circle; or
(b) include in a Panchayat Circle any such local area or a part thereof or, as the case may be, any local area included within the limits of another Panchayat Circle; or
(c) otherwise alter the limits of a Panchayat Circle by amalgamating one Panchayat Circle into another or by splitting up a Panchayat Circle into two or more Panchayat Circles; or
(d) exclude the whole or a part of any local area from a Panchayat Circle, whether on its ceasing to be a rural area or, as the case may be, for its being included within the limits of another Panchayat Circle."
[2024:RJ-JD:36656] (5 of 7) [CW-13422/2024]
10. The consequent action in pursuance to any action taken
under Section 101 (1) of the Act of 1994 has been prescribed in
Section 101 (2) of the Act of 1994. Section 101 (2) of the Act of
1994 prescribes as under:
"101. Alteration in the limits of a Panchayati Raj Institution-
(2) Upon any action being taken under Sub-
Section (1), the State Government shall, notwithstanding anything contained in this Act or any other law for the time being in force, by an order published in the Official Gazette, make provision for the following, namely: -
(a) that, in a case falling under Clause (a) of that Sub-section, a Panchayat shall be established for the local area declared to be a Panchayat Circle; or
(b) that, in a case falling under Clause (b) of that Sub-section, the election of the members for the additional local area shall be held; or
(c) that, in a case falling under Clause (c) of that Sub-section the existing Panchayats shall stand dissolved and new Panchayats shall be constituted -in accordance with the provisions of this Act within a period of six months from the appointed day; or
(d) that, in a case falling under Clause (d), the Panchayat shall stand dissolved or, as the case may be, the members who, in the opinion of the State Government, represent the local area excluded from the Panchayat Circle shall stand removed:
Provided that for so long as a Panchayat or a new Panchayat is not established under Clause (a) or, as the case may be, under Clause (c), all powers and duties of the Panchayat shall be exercised and performed by such administrator as the State Government may appoint in this behalf: Provided further that no act of a Panchayat shall be deemed invalid by reason of any vacancy of the members referred to in Clause (b)."
11. A bare perusal of the above provision makes it clear that the
Proviso, wherein appointment of an Administrator has been
prescribed, refers only to Clause (a) and (c) of Section 101(1) of
the Act of 1994. Meaning thereby, if any action is taken in terms
[2024:RJ-JD:36656] (6 of 7) [CW-13422/2024]
of Section 101(1)(a) and (c), Proviso to Section 101(2) shall
apply. That is to say, in cases where whole or any part of a local
area of a municipality is included in a Panchayat Circle or in cases
where the limits of a Panchayat Circle are altered by
amalgamating one Panchayat Circle into another or by splitting up
a Panchayat Circle into two or more Panchayat Circles; all powers
and duties of a Panchayat shall be exercised and performed by
such Administrator as appointed by the State Government till the
period a Panchayat or new Panchayat is established in accordance
with the provisions of the Act of 1994.
12. Evidently, the present is not a case governed by Section
101(1)(a) & (c) of the Act of 1994. The present would definitely
be governed by Section 101(1)(d) of the Act of 1994 and hence
the Proviso above referred would not even apply.
13. So far as any action taken in terms of Section 101(1)(d) of
the Act of 1994 is concerned, it definitely would be governed by
Section 101(2)(d) which provides that the members who
represent the local area excluded from the Panchayat Circle, shall
stand removed. Meaning thereby, the representatives pertaining
to one village Suryanagar, excluded from the existing Gram
Panchayat Chawadia, if any, could only have been removed.
However, the complete Gram Panchayat having not been
dissolved; and a new Gram Panchayat having already been
reconstituted with the same name, no action, whatsoever, in
terms of the Proviso was even required.
14. Further, even if, it is assumed that an Administrator was to
be appointed, the same was to be appointed only in cases where
the new Panchayat was not constituted. Herein, it is clear on
[2024:RJ-JD:36656] (7 of 7) [CW-13422/2024]
record that vide notification dated 25.07.2023, Gram Panchayat
Chawadia had already been reconstituted. Therefore, it is not
even the case of a Panchayat having not been constituted, qua
which, the right in terms of the Proviso to Section 101 (2) was
even required to be exercised.
15. So far as the ratio laid down in the case of Tulsi Ram Mund
(supra) is concerned, there is no dispute regarding the position of
law that an Administrator has to be appointed by the State
Government where a Panchayat is established in terms of Clause
(a) of sub Section (1) of Section 101 of the Act of 1994 or in
terms of Clause (c) of sub Section (1) of Section 101 of the Act of
1994. However, as observed above, the present is not a case
governed by any of these two provisions and hence, the said ratio
would also not apply to the present matter.
16. In view of the above analysis, notification dated 29.07.2024
(Annex.6) being totally in excess of jurisdiction and dehors the
provisions of the Act of 1994, cannot be affirmed and is hence,
quashed and set aside.
17. The writ petition is therefore, allowed.
18. Stay petition and all pending applications, if any, stand
disposed of.
(REKHA BORANA),J 381-Vij/-
Powered by TCPDF (www.tcpdf.org)
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!