Citation : 2024 Latest Caselaw 2556 Tel
Judgement Date : 8 July, 2024
THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE
AND
THE HON'BLE SHRI JUSTICE ANIL KUMAR JUKANTI
WRIT APPEAL Nos.766, 772, 775, 783 and 810 of 2024
COMMON JUDGMENT:
(Per the Hon'ble the Chief Justice Alok Aradhe)
Mr. B. Nalin Kumar, learned Senior Counsel
representing Mr. A. Dasharatha, learned counsel for the
appellants in W.A.Nos.766, 775 and 783 of 2024.
Mr. Lingala Sudheer, learned counsel for the
appellant in W.A.No.772 of 2024.
Mr. N. Vishal, learned counsel for the appellant in
W.A.No.810 of 2024.
Mr. S. Rahul Reddy, learned Special Government
Pleader attached to the Office of the learned Additional
Advocate General for the State.
Mr. C. Haripreeth, learned Standing Counsel for the
Agriculture Market Committee.
2. These intra court appeals are filed against the orders
passed by the learned Single Judge by which the Writ
Petitions preferred by the appellants have been dismissed
and the validity of Government Orders issued by the
Agriculture & Cooperation (Mkt.I) Department has been
upheld. The issue involved in these batch of appeals being
common, they are heard together and are being decided by
this common judgment. For the facility of reference, the
facts from W.A.No.775 of 2024 are being referred to.
3. The appellant No.1 is the Chairman and the appellant
No.2 is the Vice-Chairman and the other appellants are
nominated Members of the Agriculture Market Committee,
Jangoan (hereinafter referred to as, "the Committee"),
which was constituted by an order dated 14.03.2023. The
appellants were nominated for a term of two years i.e., up
to 13.03.2025. The State Government, however, in
exercise of powers under Section 5(11) of the Telangana
(Agricultural Produce & Livestock) Markets Act, 1966
(hereinafter referred to as, "the Act"), issued
G.O.Rt.No.158, dated 12.01.2024 withdrawing its pleasure
from the Members of the Committee i.e., the appellants,
who cease to hold the office with immediate effect.
4. The appellants thereupon filed a writ petition in
which the validity of the said order dated 12.01.2024 was
challenged. The learned Single Judge, without asking the
respondents to file a counter affidavit, dismissed the writ
petitions in limine. The said orders were challenged by the
appellants in writ appeals. This Court, on 28.02.2024,
while taking note of the law laid down by the Supreme
Court in B.P.Singhal v. Union of India 1, inter alia, held
that the doctrine of pleasure can be invoked for valid
reasons. The valid reasons must exist and must be
disclosed by the respondents by filing counter affidavit.
This Court, therefore, remitted the matters to the learned
Single Judge. The relevant extract of the orders passed by
this Court reads as under:
"8. Paragraph 34 of the decision of the Supreme Court in B.P.Singhal (supra) reads as under:
34. The doctrine of pleasure, however, is not a licence to act with unfettered discretion to act arbitrarily, whimsically, or capriciously. It does not dispense with the need for a cause for withdrawal of the pleasure. In other words, "at pleasure" doctrine enables the removal of a person holding office at the pleasure of an authority, summarily, without any
1 (2010) 6 SCC 331
obligation to give any notice or hearing to the person removed, and without any obligation to assign any reasons or disclose any cause for the removal, or withdrawal of pleasure. The withdrawal of pleasure cannot be at the sweet will, whim and fancy of the authority, but can only be for valid reasons.
9. Thus, it is evident that the doctrine of pleasure can be invoked for valid reasons. The valid reasons must exist and must be disclosed by the respondents by filing counter affidavit.
10. However, the aforesaid aspect of the matter has not been appreciated by the learned Single Judge. The impugned order is, therefore, set aside and the matter is remitted to the learned Single Judge. The respondents shall file the counter within two weeks. The learned Single Judge shall decide the writ petition afresh in accordance with law."
5. Thereafter, the respondents filed counter affidavit.
The learned Single Judge, by an order dated 03.05.2024,
inter alia, held that the loss of confidence is a relevant
criteria for invoking the doctrine of withdrawal of pleasure.
It was further held that the principles of natural justice
cannot be invoked when doctrine of pleasure is exercised
and if the appellants are posted on political consideration,
there can be neither any violation of Constitution nor any
law enacted by the State Legislature while terminating
such an appointment. Accordingly, the writ petition was
dismissed. In the aforesaid factual background, these
intra court appeals have been filed.
6. Learned Senior Counsel and the learned counsel for
the appellants submitted that in paragraph 8 of the
counter affidavit filed on behalf of the respondents, no valid
reasons have been assigned for invoking the doctrine of
pleasure. It is submitted that the tests laid down by the
Supreme Court in B.P.Singhal (supra) have not been
fulfilled. It is contended that the State action has to be
informed by reason and the learned Single Judge has failed
to examine the provisions of the Act. It is also contended
that the order of termination results in curtailment of the
term of the appellants and therefore the impugned order is
arbitrary and discriminatory. In support of the aforesaid
submissions, reliance has been placed on the decisions of
the Supreme Court in Kumari Shrilekha Vidyarthi v.
State of U.P 2 and B.P.Singhal (supra), the Division Bench
(1991) 1 SCC 212
decision of the High Court of Judicature, Telangana and
Andhra Pradesh in M.Thirupati Rao v. State of
Telangana 3 and the Division Bench decision of the Andhra
Pradesh High Court in Dasari Raja Master v. State of
Andhra Pradesh 4.
7. On the other hand, learned Special Government
Pleader submits that the validity of Section 5(11) of the Act
is not under challenge and the nature of appointment
being political, the doctrine of pleasure has rightly been
invoked. It is also contended that the appellants were not
subjected to any process of selection before they were
nominated as Chairman, Vice Chairman and Members of
the Committee. It is also contended that the principles of
natural justice have no application when doctrine of
pleasure is invoked. In support of the aforesaid
submissions reliance has been placed on the decision of
the Supreme Court in Om Narain Agarwal v. Nagar
2015 (2) ALD 372 (DB)
2021 (4) ALD 196 (AP)
Palika, Shahjahanpur 5 and Cheviti Venkanna Yadav v.
State of Telangana 6.
8. We have considered the rival submissions made on
both sides and have perused the record.
9. Before proceeding further it is apposite to take note of
the relevant provisions of the Act. The Act is enacted to
consolidate and amend the law relating to the regulation of
purchase and sale of agricultural produce, livestock and
products of livestock and the establishment of markets in
connection therewith. Section 5 of the Act deals with
composition of market committee and provides that market
committee shall comprise of 14 members out of which 8
members shall be nominated by the Government in
consultation with the Director of Marketing from among
the categories of growers of agricultural produce, owners of
livestock and products of livestock, in the notified area
mentioned therein. Section 5(5) of the Act deals with
power of the Government to remove the Chairman or Vice
(1993) 2 SCC 242
(2017) 1 SCC 283
Chairman. Section 5(5) of the Act is extracted below for
the facility of reference:
"The Government may, by notification, remove the Chairman or Vice-Chairman who in their opinion wilfully omits or refuses to carry out or disobeys the provisions of this Act or any rules or bye-laws of lawful orders issued thereunder or abuses his position or the power vested in him, after giving him an opportunity for explanation, and the said notification shall contain a statement of the reasons of the Government for the action taken."
10. Thus, from a perusal of Section 5(5) of the Act, it is
evident that the Government may remove the Chairman or
Vice Chairman who in its opinion wilfully omits or refuses
to carry out or disobeys the provisions of the Act or any
Rules, bye-laws of lawful orders issued thereunder or
abuses his position or the power vested in him.
11. Section 5(11) of the Act which was inserted in the Act
by Amendment No.5 of 2015 with effect from 01.01.2012
reads as under:
"Notwithstanding anything contained in any provisions of this Act, members of the
Committee including the Chairman and Vice- chairman shall hold the office during the pleasure of the Government."
The aforesaid provision incorporates the doctrine of
pleasure in the provisions of the Act.
12. In Om Narain Agarwal (supra) the Supreme Court
dealt with Section 9 of the Uttar Pradesh Municipalities
Act, 1916, which provides for the doctrine of pleasure and
has upheld its validity. It is pertinent to note that in the
instant case, the appellants have not challenged the
validity of Section 5(11) of the Act. In B.P.Singhal (supra),
the Constitution Bench of the Supreme Court while dealing
with invocation of doctrine of pleasure in relation to
Governors has held that the doctrine of pleasure can be
invoked only for valid reasons.
13. The pivotal issue which arises for consideration in
these appeals is whether the doctrine of pleasure has been
invoked for valid reasons?
14. On perusal of Section 5(1) of the Act, it is evident that
the appellants are the Chairman, Vice Chairman and the
Members of the Committee. In other words, the appellants
have not been subjected to any process of selection before
their nomination. The appellants hold the office for a term
of two years. The right of the appellants to seek
nomination depends on the Act and is governed by the
provisions of the Act. Section 5(11) of the Act neither
offends the provisions of the Constitution nor any of the
law enacted by the State Legislature.
15. In paragraph 8 of the counter affidavit filed on behalf
of the respondents before the learned Single Judge, it has
been pleaded as under:
8. It is humbly submitted that the petitioners were all nominated by the earlier government and their ideology is not in sync with the policies or ideologies of the present government and that the loss of confidence in them by the present government is the reason for their removal from their nominated posts and the withdrawal of pleasure does not put any stigma on their performance and character.
16. In the facts and circumstances of the case, the
doctrine of pleasure has been exercised for valid reasons,
namely loss of confidence by the present Government in
the nominated member as well as on the ground that the
ideology of the appellants is not in sync with the policies or
ideologies of the present government. The appointment to
the post by way of nomination is political in nature. The
aforesaid reasons furnished for invocation of doctrine of
pleasure are valid grounds for passing the impugned
Government Orders.
17. The contention urged on behalf of the appellants that
the test laid down in B.P.Singhal (supra) has not been
complied with, suffice it to state that in B.P.Singhal
(supra), the Supreme Court was dealing with the invocation
of doctrine of pleasure in the case of Governors. The
appellants do not hold any Constitutional office and are
not entitled to either any constitutional protection or any
statutory protection in respect of their tenure. The tenure
of the appellants has been terminated in a manner known
to law i.e., in accordance with Section 5(11) of the Act. The
exercise of doctrine of invocation in the facts and
circumstances cannot be said to be arbitrary, irrational,
unfair or is violative of Article 14 of the Constitution of
India. Therefore, the reliance placed on the ratio in
Kumari Shrilekha Vidyarthi (supra) has no application to
the factual matrix of the case.
18. So far as reliance placed on the decisions of this
Court in M.Thirupati Rao (supra) and Dasari Raja Master
(supra) is concerned, it is noteworthy that the Courts were
dealing with the validity of the Ordinance and after
examining the provisions of the Ordinance which provides
for curtailment of the term of the Members, the same was
struck down on the ground that it is arbitrary and
discriminatory. In the instant case, the appellants have
not challenged the validity of Section 5(11) of the Act.
Therefore, the aforesaid decisions are of no assistance to
the appellants in the facts and circumstances of the case.
19. For the aforementioned reasons, we agree with the
conclusion arrived at by the learned Single Judge.
20. In the result, the appeals fail and are hereby
dismissed.
Miscellaneous applications pending, if any, shall
stand closed. However, there shall be no order as to costs.
______________________________________ ALOK ARADHE, CJ
______________________________________ ANIL KUMAR JUKANTI, J
08.07.2024 vs
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!