Saturday, 11, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

N.Rajalinga Murthy vs The State Of Telangana
2024 Latest Caselaw 4513 Tel

Citation : 2024 Latest Caselaw 4513 Tel
Judgement Date : 21 November, 2024

Telangana High Court

N.Rajalinga Murthy vs The State Of Telangana on 21 November, 2024

       THE HON'BLE THE CHIEF JUSTICE ALOK ARADHE
                          AND
        THE HON'BLE SRI JUSTICE J.SREENIVAS RAO

      WRIT PETITION Nos. 20322 OF 2011 & 3576 of 2020
                           AND
            WRIT PETITION (PIL) NO. 287 OF 2018

COMMON ORDER:

(Per the Hon'ble Sri Justice J.Sreenivas Rao)

The Writ Petition No.20322 of 2011 is filed seeking the

following relief:

" ....to issue an order or direction more particularly one in the nature of Writ of Certiorari calling for the records relating to the order No. 1772/2009/A2 dated 18.03.2011 passed by the second respondent and confirming the said order by the first respondent in G.O.Rt.No.1084 dated 12.07.2011 and quash the same holding as highly arbitrary, bad, illegal and violative of natural justice and pass ........"

2. The Writ Petition No.3576 of 2020 is filed seeking the

following relief:

"............to issue an order or direction more particularly one in the nature of Writ of Mandamus declaring that the action of the fifth respondent in issuing notice Rc. No.2731/2018 dated 02.01.2020 directing the petitioner to deposit an amount of Rs.48,75,925/- is highly arbitrary, bad, illegal and without authority and pass......."

3. The Writ Petition (PIL) No.287 of 2018 is filed seeking the

following relief:

".......to issue any writ, order or direction more particularly one in the nature of Writ of Mandamus declaring the action of the official respondents 1 to 4 are not discharging their statutory functions assigned to them under the provisions of Telangana State Panchayat Raj Act in recovering an amount of Rs.48,75,925/- from the 5th

respondent misappropriated by her during her tenure as Sarpanch, Bhupalpally Grampanchayat, Jayashankar Bhupalpally District (Warangal District) from 2006-07 to 2009-10 in pursuant to the orders issued by the 2nd respondent dated 18.03.2011 in Order No.1772/2009/A2 holding that the 5th respondent misappropriated in all Rs.49,41,322/- out of which an amount of Rs.65,397/- were remitted by the 5th respondent, the balance amount of Rs.48,75,925/- are to be recovered and the said order was confirmed in Appeal vide G.O.Rt.No.1084, Panchayat Raj and Rural Development (Pts.II) Department dated 12.07.2011 as illegal, arbitrary and consequently direct respondents 1 to 4 to take steps for recovery of amount of Rs.48,75,925/- from the 5th respondent and to pass....."

4. The issue in all the three matters is interconnected with each

other. Hence, all the matters are disposed of by this common order

with the consent of the respective parties.

5. Heard Sri N.Ashok Kumar, learned counsel for the petitioner

in W.P.No.20322 of 2011, Sri P.Prabhakar Reddy, learned counsel

for the petitioner in W.P.No.3576 of 2020 and respondent No.5 in

W.P.(PIL) No.287 of 2018, Sri A.Prabhakar Rao, learned counsel for

the petitioner in W.P.(PIL) No.287 of 2018, Sri Katram Muralidhar

Reddy, learned Government Pleader for Revenue appearing on

behalf of respondent Nos.1 and 5 in W.P.No.3576 of 2020,

respondent Nos.2 and 4 in W.P.(PIL) No.287 of 2018, Sri P.Ashok

Kumar, learned Assistant Government Pleader for Panchayat Raj

and Rural Development Department appearing on behalf of

respondent Nos.1 to 4 in W.P.No.20322 of 2011, respondent Nos.2

to 4 in W.P.No.3576 of 2020 and respondent Nos.1 and 3 in

W.P.(PIL) No.287 of 2018.

6. For the sake of convenience, the parties herein are referred to

as they are arrayed in W.P.No.20322 of 2011.

7. Brief facts of case:

7.1 The petitioner averred that she was elected as Sarpanch of

Gram Panchayat, Bhoopalpalli on 29.07.2006 in the general

elections to the local bodies. While continuing as Sarpanch, a

complaint was lodged by the Upa-Sarpanch and some of the Ward

Members against the petitioner alleging that she has committed

some irregularities. Basing on the said complaint, respondent No.2

issued show cause notice No.A1772/A2/2009 on 31.05.2010

directing the petitioner to submit explanation. Pursuant to the

same, the petitioner submitted explanation on 16.06.2010. Basing

on the said explanation, respondent No.2 passed Order on

30.06.2010 suspending the petitioner from the post of Sarpanch.

Aggrieved by the same, the petitioner filed W.P.No.1606 of 2010.

While things stood thus, respondent No.2 issued show cause notice

on 25.01.2011 exercising the powers conferred under 249(1) of the

A.P. Panchayat Raj Act, 1994 (hereinafter referred to as 'the Act') on

various allegations including misappropriation of funds and directed

the petitioner to submit explanation. Pursuant to the same,

petitioner submitted applications on 03.02.2011, 18.02.2011,

07.03.2011 and 14.03.2011 to the respondent No.2 and requested

them to grant time for submission of explanation. However,

respondent No.2 passed order on 18.03.2011 removing the

petitioner from the post of Sarpanch, by exercising the powers

conferred under Section 249(1) of the Act, vide Proceedings

No.1772/2009/A2 for misappropriation of an amount of

Rs.48,75,925/-. Aggrieved by the said order, the petitioner filed

appeal before respondent No.1 and the same was dismissed

confirming the order of respondent No.2 vide G.O.Rt.1084

Panchayat Raj and Rural Development (PTS.II) Department dated

12.07.2011. Aggrieved by the said order, the petitioner filed

W.P.No.20322 of 2011.

7.2 Petitioner further averred that during the pendency of the

said writ petition, respondent No.2 issued show cause notice on

20.01.2017 directing the petitioner to submit explanation why the

amount of Rs.48,75,925/- should not be recovered from her

pursuant to the order dated 18.03.2011, which was confirmed by

the appellate authority by its order dated 12.07.2011. In response

to the same, the petitioner had submitted explanation on

20.02.2017. Without considering the said explanation and without

passing any order respondent No.2 addressed a letter dated

02.11.2008 to the respondent No.5 to recover the above said

amount. Accordingly, respondent No.5 had issued impugned notice

dated 02.01.2020 under Section 25 of the provisions of the

Telangana Revenue Recovery Act, 1864 for recovery of the amount

of Rs.48,75,925/-. Questioning the above said notice, the petitioner

filed W.P.No.3576 of 2020. Even before filing the above said writ

petition, one Sri N.Rajalinga Murthy filed W.P.(PIL) No.287 of 2018

questioning the action of respondent Nos.1 to 4 in not recovering

the amount of Rs.48,75,925/- from the petitioner.

8. Submissions of the learned Counsel for the petitioner:

8.1 Learned counsel for the petitioner submitted that the

petitioner filed statutory appeal exercising the powers conferred

under the Act, questioning the order dated 18.03.2011 before

respondent No.1 in W.P.No.20322 of 2011. The appellate authority

without considering the grounds raised in the appeal simply

confirmed the order of respondent No.2, vide G.O.Rt.No.1084 dated

12.07.2011. The impugned order passed by the respondent No.1

dated 12.07.2011 is in gross violation of the principles of natural

justice and contrary to law.

8.2 Learned counsel for the petitioner in W.P.No.3576 of 2020

submitted that basing upon the order dated 12.07.2011 and dated

18.03.2011 only, respondent Nos.2 and 5 in W.P.No.3576 of 2020

have issued notice dated 02.01.2020 under the Telangana Revenue

Recovery Act, 1864 for recovery of amount even without considering

the explanation submitted by the petitioner to the show cause

notice dated 20.01.2017 issued by respondent No.2 and without

passing order and the same is contrary to law.

9. Submissions of the learned Assistant Government Pleader for

Panchayat Raj:

9.1 Learned Government Pleader submits that respondent No.2

after following the due procedure as contemplated under the

provisions of the Act, passed the order dated 18.03.2011 removing

the petitioner from the post of Sarpanch on the ground of

misappropriation of funds and the appellate authority-respondent

No.1 rightly dismissed the appeal by its order dated 12.07.2011.

10. Submissions of the learned Government Pleader for

Revenue:

10.1 Learned Government Pleader submits that respondent No.5 in

W.P.No.3576 of 2020 has rightly issued notice dated 02.01.2020 for

recovery of amount under the provisions of the Telangana Revenue

Recovery Act, 1864.

Analysis:

11. This Court considered the rival submissions made by the

respective parties and perused the material available on record. It

is an undisputed fact that respondent No.2 while exercising the

powers conferred under the provisions of the Act, 1994 removed the

petitioner from the post of Sarpanch on the ground of

misappropriation of Gram Panchayat funds to an amount of

Rs.48,75,925/- by its order dated 18.03.2011. Aggrieved by the

above said order, the petitioner filed statutory appeal invoking the

provisions of sub-section (7) of Section 249 of the Act before the

appellate authority/respondent No.1 on 01.04.2011. The appellate

authority without considering the grounds raised by the petitioner

and without giving any reasons, dismissed the appeal on

12.07.2011 simply confirmed the order of respondent No.2. It is

relevant to extract the operative portion of the order passed by the

respondent No.1, which reads as follows:

"9. After hearing them and on perusal of the records made available, it has been observed that the Sarpanch has misappropriated huge amount of the Gram Panchayat funds and acted against the procedure prescribed in APPR Act 1994.

10. The Government after careful examination of the matter and based on the available material in the records hereby disallows the appeal filed by Smt. Burra Soundarya, Sarpanch (Removed), Bhoopalpalli Village and Mandal, Warangal District and the proceedings of the District Collector (PW), Warangal issued vide reference 1st read above are hereby confirmed."

12. Thus, the above order clearly reveals that respondent No.1

without giving any reasons much less valid reasons simply

confirmed the order of respondent No.2. It is trite law that the

statutory authority, while exercising the appellate powers, ought to

have considered the grounds, contentions of the parties and the

material on record, and ought to have passed order by giving

reasons.

13. In Kranti Associates Private Limited v. Mashood Ahmed

Khan and others 1, the Hon'ble Apex Court relying upon several

judgments summarizing the discussion held at Para 47 that:

"a) In India the judicial trend has always been to record reasons, even in administrative decisions, if such decisions affect anyone prejudicially.

b) A quasi-judicial authority must record reasons in support of its conclusions.

c) Insistence on recording of reasons is meant to serve the wider principle of justice that justice must not only be done it must also appear to be done as well.

d) Recording of reasons also operates as a valid restraint on any possible arbitrary exercise of judicial and quasi- judicial or even administrative power.

e) Reasons reassure that discretion has been exercised by the decision maker on relevant grounds and by disregarding extraneous considerations.

f) Reasons have virtually become as indispensable a component of a decision making process as observing principles of natural justice by judicial, quasi-judicial and even by administrative bodies.

g) Reasons facilitate the process of judicial review by superior Courts.

(2010) 9 SCC 496

h) The ongoing judicial trend in all countries committed to rule of law and constitutional governance is in favour of reasoned decisions based on relevant facts. This is virtually the life blood of judicial decision making justifying the principle that reason is the soul of justice.

i) Judicial or even quasi-judicial opinions these days can be as different as the judges and authorities who deliver them. All these decisions serve one common purpose which is to demonstrate by reason that the relevant factors have been objectively considered. This is important for sustaining the litigants' faith in the justice delivery system.

j) Insistence on reason is a requirement for both judicial accountability and transparency.

k) If a Judge or a quasi-judicial authority is not candid enough about his/her decision making process then it is impossible to know whether the person deciding is faithful to the doctrine of precedent or to principles of incrementalism.

l) Reasons in support of decisions must be cogent, clear and succinct. A pretence of reasons or `rubber-stamp reasons' is not to be equated with a valid decision making process.

m) It cannot be doubted that transparency is the sine qua non of restraint on abuse of judicial powers.

Transparency in decision making not only makes the judges and decision makers less prone to errors but also makes them subject to broader scrutiny. (See David Shapiro in Defence of Judicial Candor ((1987) 100 Harvard Law Review 731-37).

n) Since the requirement to record reasons emanates from the broad doctrine of fairness in decision making, the said requirement is now virtually a component of human rights and was considered part of Strasbourg Jurisprudence. See Ruiz Torija v. Spain ((1994) 19 EHRR 553), at para 562

para 29 and Anya vs. University of Oxford (2001 EWCA Civ 405 (CA), wherein the Court referred to Article 6 of European Convention of Human Rights which requires, "adequate and intelligent reasons must be given for judicial decisions".

o) In all common law jurisdictions judgments play a vital role in setting up precedents for the future. Therefore, for development of law, requirement of giving reasons for the decision is of the essence and is virtually a part of "due process"."

14. In Assistant Commissioner, Commercial Tax Department,

Works Contract and Leasing, Kota v. Shukla and brothers 2, the

Hon'ble Supreme Court held that 'reason is the heartbeat of every

conclusion, and without the same it becomes lifeless'.

15. In the instant case, respondent No.1 without assigning any

reasons passed the impugned order dated 12.07.2011 simply

confirming the order of respondent No.2 and the same is in gross

violation of the principles of natural justice and contrary to settled

principles of law and the same is liable to be set aside.

16. For the foregoing reasons, the impugned order passed by the

respondent No.1 dated 12.07.2011 is set aside and respondent No.1

is directed to consider the appeal filed by the petitioner and pass

appropriate orders in accordance with law, after giving opportunity

to the petitioner including personal hearing, within a period of two

(2) months from the date of receipt of a copy of this order.

(2010) 4 SCC 785

17. Insofar as W.P.No.3576 of 2020 is concerned, respondent

No.2 issued show-cause notice dated 20.01.2017 vide Proceedings

No.1772/A2/2009 directing the petitioner to submit explanation as

to why the amount of Rs.48,75,925/- should not be recovered from

the petitioner on the ground that the petitioner was removed from

the post of Sarpanch through proceedings dated 18.03.2011 on the

ground of misappropriation of the above said amount and the said

order was confirmed by the appellate authority-Government vide

G.O.Rt.No.1084 dated 12.07.2011. Pursuant to the said show-

cause notice, the petitioner had submitted explanation on

20.02.2017. Respondent No.2, without passing any order on the

said explanation, addressed a letter vide Rc.No.F/2073/2018 dated

02.11.2018 to respondent No.5 to recover the above said amount of

Rs.48,75,925/- under the Telangana Revenue Recovery Act, 1864.

Accordingly, respondent No.5 has issued impugned notice vide

Rc.No.B/2731/2018 dated 02.01.2020 invoking the provisions of

Section 25 of the Telangana Revenue Recovery Act, 1864.

18. By virtue of setting aside the order passed by respondent

No.1 dated 12.07.2011 in W.P.No.20322 of 2011, the impugned

notice dated 02.01.2020 issued by respondent No.5 in W.P.No.3576

of 2020 is also liable to bet set aside and is accordingly set aside. It

is needless to observe that respondent Nos.2 and 5 in W.P.No.3576

of 2020 are entitled to initiate the proceedings against the petitioner

subject to outcome of the result in the appeal filed before

respondent No.1 in W.P.No.20322 of 2011.

19. Insofar as W.P.(PIL)No.287 of 2018 is concerned, in view of

the orders passed in W.P.Nos.20322 of 2011 and 3576 of 2020, the

petitioner is granted liberty to avail the remedies as available under

law subject to the outcome of the result of the appeal filed by the

petitioner before the appellate authority-respondent No.1 in

W.P.No.20322 of 2011.

20. With the above directions, all the writ petitions are disposed

of accordingly. There shall be no order as to costs.

As a sequel, pending miscellaneous applications, if any, shall

stand closed.

____________________ ALOK ARADHE, C J

_______________________ J.SREENIVAS RAO, J

Date: 21.11.2024

PGP

 
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 : Media

 
 
Latestlaws Newsletter