Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Padi Kaushik Reddy vs State Of Telangana
2024 Latest Caselaw 3698 Tel

Citation : 2024 Latest Caselaw 3698 Tel
Judgement Date : 9 September, 2024

Telangana High Court

Padi Kaushik Reddy vs State Of Telangana on 9 September, 2024

Author: B. Vijaysen Reddy

Bench: B.Vijaysen Reddy

       THE HON'BLE SRI JUSTICE B. VIJAYSEN REDDY

             WRIT PETITION Nos.9472, 11098 and
                       18553 of 2024

COMMON JUDGMENT:

In all these writ petitions the common question which arises

for consideration is "Whether the High Court in exercise of power of

the judicial review can issue direction to the Speaker of Legislative

Assembly to decide disqualification petitions within a fixed time

frame". Hence, the writ petitions are disposed of by this common

judgment.

2. WP.No.9472 of 2024 is filed by Padi Kaushik Reddy, Bharat

Rashtra Samithii (BRS) MLA and WP.No.18553 of 2024 is filed by

Alleti Maheshwar Reddy, Bharaitya Janata Party (BJP) MLA and Floor

Leader of BJP Legislature Party in Telangana State Legislative

Assembly, to declare the action of the respondent No.2-Speaker of

the Assembly in not adjudicating their petitions dated 18.03.2024

and 01.07.2024 respectively seeking disqualification of respondent

No.5-Danam Nagender, MLA, Khairatabad Constituency, as being

arbitrary, unconstitutional, against the spirit of democracy and

X Schedule of the Constitution of India and for a direction to the

Speaker to receive and decide the disqualification petitions within

four weeks/three months.

3. WP.No.11098 of 2024 is filed by Kuna Pandu Vivekananda,

BRS MLA, to declare the action of the respondent No.2-Speaker in

not acknowledging the receipt of disqualification petitions dated

02.04.2024 and 08.04.2024 filed against the respondent No.5

(Venkata Rao Tellam - MLA of Bhadrachalam Constituency) and

respondent No.6 (Kadiyam Srihari - MLA of Station Ghanpur Station

Constituency) sent by E-mail and registered post and not initiating

the process of deciding disqualification petitions as being illegal,

arbitrary and violative of X Schedule of the constitution of India and

to direct respondent No.2 to decide disqualification petitions within

a period of three months.

4. WP.No.9472 of 2024, being the lead case, the facts therein

are set out as under:

(a) The petitioner contested as a member of Telangana

Legislative Assembly from Huzurabad Assembly Constituency as a

candidate set up by Bharat Rashtra Samiti (BRS) and got declared

as elected candidate on 03.12.2023 from Huzurabad Assembly

Constituency. It is stated that pursuant to the election notification

issued by the Election Commission of India, the respondent No.5

filed his nomination as candidate set up by BRS to 60-Khairtabad

Assembly Constituency on 06.11.2023. The respondent No.5

submitted B Form issued by the President of BRS and filed an

affidavit in Form No.26 as stipulated under Rule 4A of the Conduct

of Election Rules.

(b) The respondent No.5 was declared as elected candidate

on 03.12.2023 from Khairtabad Assembly Constituency.

On 15.03.2024, the respondent No.5 met the Telangana Pradesh

Congress Committee President and Chief Minister, Mr. A. Revanth

Reddy; Mr. Deep Daas Munshi, All India Congress Committee

(AICC) In charge and Deputy Chief Minister, Mr. Mallu Bhatti

Vikramarka, along with the other Indian National Congress (INC)

leaders and joined INC by wearing INC party Scarf and the same

was circulated in the local news papers along with photographs in

the leading newspapers such as, Eenadu, Andhra Jyothi etc. and it

is a conclusive proof that the respondent No.5 has voluntarily given

up membership of BRS and joined INC.

(c) On 18.03.2024, the petitioner along with other members

of legislative Assembly met the respondent No.2 and submitted

Disqualification Petition under paragraph 2 (1) of the X Schedule

read with Article 191 (2) of the Constitution of India under Rule 6 of

Members of legislative Assembly (Disqualification on Ground of

Defection) Rules.

(d) On 21.03.2024, the INC and AICC released a press note

selecting candidates for the ensuing general elections to the Lok

Sabha wherein the respondent No.5 was declared as a contesting

candidate set up by INC Party from Secunderabad constituency.

The same was sought to be informed to the respondent No.2 by

way of an additional affidavit along with Annexures but the office of

the respondent No.2 has not given any appointment to them nor

received the additional affidavit. Finally, on 30.03.2024,

the petitioner sent the additional affidavit along with annexures

through registered post to the respondent No.2. Having received

the disqualification petition on 18.03.2024 and additional affidavit,

which was sent through registered post on 30.03.2024,

the respondent No.2 has not issued any notice to the respondent

No.5 nor has adjudicated the disqualification petition filed by the

petitioner.

(e) It is submitted that in a parliamentary democracy the

office of the Speaker is held in very high esteem and respect.

The Speaker is expected to be above parties and politics and he is

said to be the embodiment of propriety and impartiality. The

Speaker of the Assembly is acting as a Tribunal under the X

Schedule of the Constitution of India is bound to decide the

Disqualification Petition within a reasonable time. The Speaker acts

as a Quasi Judicial Authority while adjudicating disqualification

petition. The object underlying the provisions in the X Schedule of

the Constitution of India is to curb the evil of political defections

motivated by lure of office or other similar considerations which

endanger the foundations of our democracy. The X Schedule of the

Constitution of India does not confer any discretion on the

Chairman or the Speaker of the house.

(f) That in an identical case viz. R. Bhoopathi Reddy v.

Chairman, Telangana State Legislative Council, Hyderabad,

a Division Bench of the Telangana High Court in WP.No.2698 of

2019 upheld the decision of the Hon'ble Chairman in disqualifying

the candidate in similar circumstances and the writ petition was

dismissed. The aforesaid decision was confirmed by the Supreme

Court in Special Leave to Appeal (c) No.22178 of 2019 dated

07.01.2020.

(g) It is stated that in the instant case, the respondent No.5

voluntarily and unconditionally joined INC and was declared as

candidate for Member of Parliament from Secunderabad

Constituency from INC. In KEISHAM MEGHACHANDRA SINGH v.

SPEAKER, MANIPUR LEGISLATIVE ASSEMBLY 1, the Supreme

Court directed the Speaker of the Manipur Legislative Assembly to

decide the disqualification petition within a period of four weeks

from the date on which the judgment is intimated to him.

5. It is alleged in WP.No.11098 of 2024 that respondents No.5

and 6 were elected as BRS party MLAs; the respondent No.5 met

Sri A. Revanth Reddy, Chief Minster and President TPCC on

(2021) 16 SCC 503

03.04.2024; on 06.04.2024 respondent No.5 attended public

meeting conducted by TPCC in the name of Telangana Jana Jathara

wherein congress manifesto for General Elections (Parliament)2024

was released by Sri Rahul Gandhi along with INC Party leaders;

on 07.05.2024 respondent No.5 formally joined INC in the presence

of TPCC President, A. Revanth Reddy, and Sri Ponguleti Srinivas

Reddy, Cabinet Minister. Further, it is stated that respondent No.6

on 29.03.2024 met Mr. Deep Dash Munshi, AICC and Member-in-

Charge of TPCC and other INC leaders and made a request to TPCC

President, A. Revanth Reddy and AICC In-charge that his daughter,

namely, Kaidyam Kavya, is interested to contest for Parliament from

Warangal Constituency on behalf of INC and on 31.03.2024,

respondent No.6 along with his daughter joined INC party by

wearing INC party scarf, the same was being widely circulated in

local news papers such as Eenadu, Andhra Jyothi and Times of

India etc. and has also been telecast in Electronic Media viz. TV9,

NTV and TV5.

6. In the counter filed by the respondent No.3-Secretary,

Telangana Legislative Assembly in WP.No.9472 of 204, it is stated

that the writ petition is not maintainable. The petitioner herein has

filed the disqualification petition on 18.03.2024 and the writ petition

was filed on 10.04.2024, by making false allegations,

on presumptions and assumptions, as if the petition submitted by

the petitioner will not be adjudicated by the respondent No.2.

The disqualification petition will be adjudicated as per law. The writ

petition is premature and liable to be dismissed.

7. It is stated that within one month of filing the disqualification

petition and without even waiting for the initiation of the process,

the petitioner approached this Court. The allegation that the

respondent No.2 did not give appointment to the petitioner is false

and incorrect. The additional affidavit filed by the petitioner,

was received by the respondent No.2 on 27.04.2024.

The respondent No.2 shall discharge his duties as per the

X Schedule of the Constitution of India and the procedure under the

Disqualification Rules 1986. Many disqualification petitions were

filed during the tenure of the BRS party Government before the

then Speaker and they were kept pending till 2018 till dissolution of

the Legislative Assembly without adjudicating the same.

The approach of the petitioner is erroneous, premature and the writ

petition is liable to be dismissed in limine. The writ petition is in the

nature of pre-emptive action without any infraction of right or cause

and is filed in abuse of process of Court. The writ petition is filed in

a post-haste manner without even waiting for the initiation of the

process. The intemperate language used against the office of the

Speaker is improper and the writ petition is liable to be dismissed.

8. In the counter affidavit filed by the respondent No.5, it is

stated that the writ petition is filed with malafide intention solely to

impair the political career of the respondent No.5. A Writ of

Mandamus cannot be issued against the respondent No.2, in view

of the decision of the Supreme Court in KIHOTO HOLLOHAN v.

ZACHILLHU 2.

9. Heard Mr. C. Aryama Sundaram, Mr. Gandra Mohan Rao and

Mr. J. Ramchander Rao, learned senior counsel, appearing for

Mr. S. Santosh Kumar, learned counsel for the petitioners in

WP.Nos.9472 and 11098 of 2024 and Mr. Gummala Bhaskar Reddy,

learned counsel for the petitioner in WP.No.18553 of 2024 and

learned Advocate General, Mr. P. Sri Raghuram, learned senior

counsel appearing for Mr. P. Sriram, learned counsel for respondent

No.5 in WP.No.9472 of 2024, Mr. Ravi Shankar Jandhyala, learned

senior counsel appearing for Mr. Thoom Srinivas for respondent

No.5 in WP.No.18553 of 2024; Mr. B. Mayur Reddy, learned senior

counsel, appearing for Mr. Lokirev Preetham Reddy, learned counsel

for respondent No.6 in WP.No.11098 of 2024, Mr. A. Ravinder

Reddy, learned senior counsel appearing for Mr. Ch. Venkateswara

Reddy, learned counsel for respondent No.5 in WP.No.11098 of

2024; Mr. K. Pradeep Reddy, learned counsel for respondent No.3 in

WP.Nos.9472, 11098 and 18553 of 2024 and Mr. Mohd. Omer

1992 Supp (2) SCC 651

Farooq, learned counsel for respondent No.4 in WP.No.9472 and

11098 of 2024.

Submissions of Mr. C. Aryama Sundaram, learned senior counsel, appearing for Mr. S. Santosh Kumar, learned counsel for the petitioner in WP.Nos.9472 and 11098 of 2024:

10. The respondent No.5-BRS MLA filed nomination for Lok

Sabha as INC party candidate. The disqualification petition was duly

filed in terms of Rules 6 and 7 of the Members of the Telangana

Legislative Assembly (Disqualification on Ground of Defection)

Rules, 1986. The petition filed on 18.03.2024 was not disposed of

till end of June 2024. It is settled law that judicial review is

permissible in matters arising out of the X Schedule of the

Constitution of India. The contention of the respondents is that the

petitioner approached this Court in a post-haste manner within one

month from the date of filing of the disqualification petition.

However, even till July 2024, the respondent No.2 has not chosen to

initiate process of disqualification. The action of the respondent

No.2 is a fraud on the mandate of the people. The respondent No.2

is doing nothing about the matter and this Court has jurisdiction

under Article 226 of the Constitution of India to exercise power of

judicial review and direct the respondent No.2 to pass orders within

a time frame.

11. Learned senior counsel submitted that similar issue fell for

consideration before the Manipur High Court, wherein the decision

of the High Court was confirmed by the Supreme Court in

SLP.No.18659 of 2019 and the Supreme Court fixed three months

outer limit for deciding the disqualification petition. It is the

constitutional duty of the Speaker to act in accordance with law and

this Court, being another constitutional authority, is empowered to

direct the Speaker to perform its constitutional duty and nothing

else. The respondents do not have any defence to contest the

disqualification petition on the principle of res ipsa loquitur and it is

apparent from the face of the record that the respondent No.2 is

unduly delaying the process in the disqualification petition.

It is necessary for this Court to pass orders immediately as the BRS

party apprehends some more defections would take place at the

instance of the respondent No.5. The Speaker is a tribunal, as held

in a catena of decisions and this Court has jurisdiction to direct the

Speaker to pass orders.

Submissions of Mr. Gandra Mohan Rao, learned senior counsel, appearing for Mr. S. Santosh Kumar, learned counsel for the petitioner in WP.No.9472 of 2024:

12. The apprehension of the petitioners is that the Speaker failed

to exercise his jurisdiction in deciding the disqualification petition.

The petitions have not been received by the Secretary, Telangana

State Legislative Assembly and the petitioners had to rush to the

Court seeking for an interim direction. Disqualification petitions

were filed against two MLA's on 03.04.2024. The Speaker did not

receive the petitions even by 08.04.2024. Thus, on 10.04.2024,

the petitions were sent by registered post and there being no

alternative, the writ petitions were filed on 23.04.2024.

13. The refusal of Speaker/Secretary of Legislative Assembly in

receiving the petitions is an abdication of duty and violation of

Constitutional mandate. The petitioners have been able to explain

the necessity to approach this Court within short time of submitting

disqualification petitions. Danam Nagender, BRS Party elected MLA,

was issued B-Form by INC Party to contest as their MP candidate

from Secunderabad Constituency, such a thing is unprecedented

and it cannot be said that the petitioners have rushed to this Court

without there being any cause of action.

14. The respondents filed counter on 25.06.2024 i.e. two months

after writ petitions were filed. The Speaker is a Tribunal and this

Court has power to direct the Speaker to decide the disqualification

petitions within time frame. KIHOTO HOLLOHAN's case (2 supra)

does not deal with disqualification and the law laid down in

KEISHAM MEGHACHANDRA SINGH's case (1 supra) is binding

on this Court under Article 141 of the Constitution of India. Even in

SUBASH DESAI v. PRINCIPAL SECRETARY, GOVERNOR OF

MAHARASHTRA3, the Supreme Court has given directions to the

Speaker by subsequent orders dated 17.10.2023 and 30.10.2023

and the ratio laid down in KEISHAM MEGHACHANDRA SINGH's

case (1 supra) was not interfered with. If Danam Nagender is

allowed to continue as MLA, it will be a mockery of democracy and

X Schedule of the Constitution of India.

Submissions of Mr. J. Ramchander Rao, learned senior counsel, appearing for Mr. S. Santosh Kumar, learned counsel for the petitioner in WP.No.11098 of 2024:

15. The judgment in KEISHAM MEGHACHANDRA SINGH's

case (1 supra) case dealing with disqualification petition is holding

the field and is applicable to the facts of the present case.

In subsequent decisions of the Supreme Court, the law laid down in

KEISHAM MEGHACHANDRA SINGH's case (1 supra) case was

not overruled. There is no judgment cited by the respondents,

which diluted the ratio in KEISHAM MEGHACHANDRA SINGH's

case (1 supra) case. The decision in KEISHAM MEGHACHANDRA

SINGH's case (1 supra) case was followed by the High Court of

Bombay (Goa Bench) and the High Court of Manipur. The BRS MLAs

being elected on BRS Manifesto and B-Form in December 2023

campaigned for INC Party MP candidates in the General Elections

held in May 2024. Thus, they have voluntarily ceased to be

Members of BRS Party and incurred disqualification.

(2024) 2 SCC 719

16. The delay on the part of the Speaker in adjudicating the

disqualification petitions is contrary to the Constitutional mandate

and X Schedule of the Constitution of India. The manner in which

petitions are not even received and acknowledged speaks volumes

of the conduct of the Speaker. All the decisions cited by the learned

Advocate General and other learned senior counsel deal with Split,

Merger, Resignation, which are not applicable to the facts of the

case.

Submissions of learned Advocate General:

17. The writ petitions are not maintainable. The conduct of the

parties is necessary to be looked into. The way the writ petitions

are filed and the uncalled for and intemperate allegations made

against the Speaker, does not warrant any indulgence of this Court.

The action of the petitioners is malafide. Within one month of filing

the disqualification petition, WP.No.9427 of 2024 is filed. This Court

can interfere only when the Speaker passes suspension order or

disqualification order.

18. Learned Advocate General vehemently contended that the

disqualification petitions are not maintainable in view of the law laid

down by the Supreme Court in KIHOTO HOLLOHAN's case

(2 supra). It is submitted that the constitutional validity of Schedule

X of the Constitution of India came up for consideration before the

Supreme Court wherein it was held that interference can be made

by the Constitutional Courts only when the Speaker renders a

decision. In KIHOTO HOLLOHAN's case (2 supra) the majority

opinion (three Judges) held that the Schedule X is constitutionally

valid, however, a direction cannot be issued to the Speaker to

decide disqualification petition within a time frame. The minority

opinion (two Judges) held that Schedule X is unconstitutional.

19. In KEISHAM MEGHACHANDRA SINGH's case (1 supra) the

three Judges Bench of the Supreme Court directed the Speaker of

the Manipur Legislative Assembly to decide the disqualification

petition within three months. The said judgment is contrary to the

law laid by the Supreme Court in KIHOTO HOLLOHAN's case

(2 supra). The learned three Judge Bench in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) relied on a Five Judge

Bench judgment in RAJENDRA SINGH RANA v. SWAMI PRASAD

MAURYA4. Though the judgment in RAJENDRA SINGH RANA's

case (3 supra) was rendered by Five Judges, the ratio laid down in

KIHOTO HOLLOHAN's case (2 supra) was not diluted nor could

have been diluted. In fact, a Division Bench of the Supreme Court

dealing with a similar issue declined to pass any relief in

S.A. SAMPATH KUMAR V. KALE YADAIAH 5.

(2007) 4 SCC 270

(2021) 16 SCC 528

Submissions of Mr. P. Sri Raghu Ram, learned senior counsel appearing for respondent No.5 in WP.No.9472 of 2024:

20. A writ Court cannot issue Mandamus against the Speaker of

Legislative Assembly. So far no Court has issued Mandamus

directing the Speaker of a Legislative Assembly to decide the

disqualification petition within a time frame. The decision in

KEISHAM MEGHACHANDRA SINGH's case (1 supra) has to be

considered as an order passed under Article 142 of the Constitution

of India and no ratio is laid down in the said decision.

21. The instant writ petition is premature. Writ can be filed only

when a decision is taken by the Speaker and not at the

pre-decisional stage. Innocuous direction cannot be issued by this

Court and it would undermine the dignity of office of the Speaker

and the same had been the consistent view and such judicial

discipline had been followed by various Constitutional Courts.

22. In KEISHAM MEGHACHANDRA SINGH's case (1 supra) it

was a Writ of Quo Warranto and no Mandamus was issued by the

Supreme Court. When there is conflict between two judgments of

coordinate Benches, the ratio has to be seen. The relief sought for

in the writ petition is a 'Quia Timet' action which is not amenable to

judicial review. RAJENDRA SINGH RANA's case (4 supra) is not a

ratio in 'Quia Timet' action. The instant case before this Court is for

issue of Mandamus, which was not the case in KEISHAM

MEGHACHANDRA SINGH's case (1 supra). The petitioner

approached this Court only for political reasons and it is a malafide

action.

23. The petitioners do not have any legal right and there is no

cause of action for filing this writ petition. Even if the matter is

being heard in June/July, the date of filing of writ petition is

relevant to be seen for granting relief and merely because in due

course of time, the matter came up for hearing in June/July, that

would not be a ground to grant relief to the petitioners.

Submissions of Mr. B. Mayur Reddy, learned senior counsel appearing for Mr. Lokirev Preetham Reddy, learned counsel for the respondent No.5 in WP.No.11098 of 2024:

24. Prior to the decision of Speaker, no judicial review is

permissible. It is permissible only after decision is taken by the

Speaker. In some circumstances, ongoing action is justiciable.

There is no pleading by the petitioner that he would suffer

irreversible or irreparable injury, which is a condition precedent for

granting relief in the writ petition.

25. The facts in RAJENDRA SINGH RANA's case (4 supra) are

entirely different. The decision of Speaker was tested in

RAJENDRA SINGH RANA's case (4 supra) and it is not a case of

inaction of the Speaker prior to decision.

26. The law declared by the Supreme Court in KIHOTO

HOLLOHAN's case (2 supra) and followed by a Division Bench of

our High Court in ERRABELLI DAYAKAR RAO v. TALASANI

SRINIVAS YADAV 6 is binding on this Court. There is no ratio laid

down in KEISHAM MEGHACHANDRA SINGH's case (1 supra).

The Supreme Court merely exercised power under Article 142 of the

Constitution of India. The judgment in ERRABELLI DAYAKAR

RAO's case (6 supra) holds the field so far as this Court is

concerned and time limit cannot be fixed. The Full Bench of the

Supreme Court in KEISHAM MEGHACHANDRA SINGH's case

(1 supra) could not have interpreted the Larger Bench decisions in

KIHOTO HOLLOHAN's case (2 supra) and RAJENDRA SINGH

RANA's case (4 supra).

Submissions of Mr. Ravi Shankar Jandhyala, learned senior counsel appearing for Mr. Thoom Srinivas, learned counsel for the respondent No.5 in WP.No.18553 of 2024:

27. It had been the consistent view of the Supreme Court and

various High Courts not to interfere in pre-decisional matters arising

under X Schedule of the Constitution of India. The Speaker

exercises three powers, namely, (i) Presiding Officer of the House;

(ii) Judicial powers and (iii) Administrative powers. The proceedings

under X Schedule of the Constitution of India are being conducted

in accordance with the rules of the Assembly and they cannot be

2015 SCC OnLine Hyd 418

interfered with under Article 226 of the Constitution of India.

RAJENDRA SINGH RANA's case (4 supra) (dealing with split of a

Legislature Party); GIRISH CHODANAR v. SPEAKER, GOA

STATE LEGISLATIVE ASSEMBLY 7 (dealing with Merger);

P. VETRIVEL v. P. DHANABAL 8 and JAYANT PATIL v. THE

SPEAKER MAHARASHTRA STATE LEGISLATIVE ASSEMBLY

[WP(Civil).No.1077/2023 dated 17.1.2023] (dealing with Party

Symbol) and SPEAKER, HARYANA VIDHAN SABHA V. KULDEEP

BISHNOI 9 (dealing with Merger) are not applicable to the facts of

the instant case. In ERRABELLI DAYAKAR RAO's case (6 supra),

this Court in categorical terms held that directions cannot be given

to a Speaker at a pre-decisional stage.

28. Judicial propriety and discipline has to be maintained by this

Court by following decision in KIHOTO HOLLOHAN's case

(2 supra). Even in the recent decision of the Supreme Court in

SUBASH DESAI's case (3 supra), at the first instance,

the Supreme Court did not issue any direction to the Speaker to

decide disqualification petition. Thus, the law laid down in

KEISHAM MEGHACHANDRA SINGH's case (1 supra) is not a

binding precedent and it was rendered in peculiar circumstances.

2023 SCC OnLine Bom 979

2018 SCC OnLine Mad 2056

(2015) 12 SCC 381

Reply Submissions of Mr. C. Aryama Sundaram, learned senior counsel:

29. The Speaker wears two hats viz. one as Master of the House

presiding over the proceedings of the Assembly and another

exercising power as a Tribunal. The power exercised by the Speaker

as Master of the House cannot be interfered with. However,

the power exercised as tribunal is subject to judicial review. It is not

the case of the petitioner that ratio laid down in KIHOTO

HOLLOHAN's case (2 supra) case has been diluted in RAJENDRA

SINGH RANA's case (4 supra). In KIHOTO HOLLOHAN's case

(2 supra), a Larger Bench of the Supreme Court has given

illustrations as to when Court can interfere with the decision of a

Speaker. It has been held in KIHOTO HOLLOHAN's case (2 supra)

case that failure to exercise Constitutional mandate by the Speaker

is subject to judicial review.

30. If the contention of the respondent-State and learned

Advocate General is accepted then it will lead to a dangerous trend,

as the authority, which acts against the spirit and mandate of the

Constitution of India, can never take a decision and take shelter by

virtue of observations of KIHOTO HOLLOHAN's case (2 supra)

regarding Quia Timet action. The decision of the house is not in

question before this Court. It is the indecision and inaction of the

Speaker that is in question. The disqualification of an MLA is an

action independent of the House and thus, there is no transgression

by this Court and violation of theory of separation of powers.

The speaker does not enjoy the immunity from judicial review in

the realm of disqualification merely because he is a persona

designata. It is settled law that under X Schedule the Speaker is

acting as a Tribunal.

31. Para 110 of KIHOTO HOLLOHAN's case (2 supra) cannot be

read to contend in no circumstances, the indecision of the Speaker

can be subjected to legal action. It is the Constitutional mandate

that the Speaker should take a decision within a reasonable time.

The grievance of the petitioner, being that the Speaker has not even

initiated the process of disqualification, is subject to judicial review.

This Court need not strain itself by interpreting the judgments of

the Supreme Court in KIHOTO HOLLOHAN's case (2 supra) and

RAJENDRA SINGH RANA's case (4 supra), as in KEISHAM

MEGHACHANDRA SINGH's case (1 supra), the three Judges of

the Supreme Court, considered the above two judgments and held

that the Speaker can be directed to decide disqualification petition

within a time frame and the issue is no more res integra.

The judgments in RAJENDRA SINGH RANA's case (4 supra) and

KEISHAM MEGHACHANDRA SINGH's case (1 supra) is not under

Article 142 of the Constitution of India and it is law laid down by the

Supreme Court under Article 141 of the Constitution of India and

binding on this Court. The subsequent Five Judges Bench judgment

of the Supreme Court in SUBASH DESAI's case (3 supra) also

approved the view taken by the Three Judges Bench in KEISHAM

MEGHACHANDRA SINGH's case (1 supra). There is no conflict

between KIHOTO HOLLOHAN's case (2 supra) on one side and

RAJENDRA SINGH RANA's case (4 supra) and KEISHAM

MEGHACHANDRA SINGH's case (1 supra), on the other side, as

canvassed by the respondents. Assuming there is conflict, the

decision in KEISHAM MEGHACHANDRA SINGH's case (1 supra)

will hold the field and would be the law of the land, as earlier two

decisions have been thoroughly discussed and analysed.

32. Learned senior counsel submitted that it would be absurd on

the part of the respondents to ask this Court to dismiss the writ

petition on the ground of it being premature. The writ petition was

filed in April and even in August not even an inch has moved in the

disqualification petition and this Court, exercising jurisdiction under

Article 226 of the Constitution of India, which is a special power,

has to take into account the subsequent facts and events in order

to avoid multiplicity of proceedings. It is necessary for this Court to

direct the Speaker to decide the disqualification petition within a

fixed time period so as to curb horse trading, as otherwise it would

perpetuate fraud on the electorate. The inaction of the Speaker

runs contrary to the Rule of Law and if this Court does not interfere,

it will lead to an authoritarian rule and undermine the democratic

process.

33. Learned Advocate General and other learned senior counsel

relied upon the following decisions in support of his contentions:

KEISHAM MEGHACHANDRA SINGH's case (1 supra);

KIHOTO HOLLOHAN's case (2 supra); S.A. SAMPATH KUMAR's

case (5 supra), ERRABELLI DAYAKAR RAO's case (6 supra);

GOVINDANAIK G. KALAGHATIGI v. WEST PATENT PRESS CO.

LTD. 10; CENTRAL BOARD OF DAWOODI BOHRA COMMUNITY

v. STATE OF MAHARASHTRA 11; OFFICIAL LIQUIDATOR v.

DAYANAND 12; MINERAL AREA DEVELOPMENT AUTHORITY v.

STEEL AUTHORITY OF INDIA 13; STATE OF PUNJAB v. RAFIQ

MASIH 14; HOSHYAR SINGH CHAMBYAL v. HON'BLE SPEAKER,

HP LEGISLATIVE ASSEMBLY 15 and HOSHYAR SINGH

CHAMBYAL v. HON'BLE SPEAKER, HP LEGISLATIVE

ASSEMBLY 16.

34. In KIHOTO HOLLOHAN's case (2 supra), the Supreme Court

held as under:

1979 SCC OnLine KAR 56

(2005) 2 SCC 673

(2008) 10 SCC 1

(2011) 4 SCC 450

(2014) 8 SCC 883

2024 SCC OnLine HP 1679 (DB)

2024 SCC OnLine HP 2479

"109. In the light of the decisions referred to above and the nature of function that is exercised by the Speaker/Chairman under paragraph 6, the scope of judicial review under Articles 136, 226 and 227 of the Constitution in respect of an order passed by the Speaker/Chairman under paragraph 6 would be confined to jurisdictional errors only viz., infirmities based on violation of constitutional mandate, mala fides, non-compliance with rules of natural justice and perversity.

110. In view of the limited scope of judicial review that is available on account of the finality clause in paragraph 6 and also having regard to the constitutional intendment and the status of the repository of the adjudicatory power i.e. Speaker/Chairman, judicial review cannot be available at a stage prior to the making of a decision by the Speaker/Chairman and a quia timet action would not be permissible. Nor would interference be permissible at an interlocutory stage of the proceedings. Exception will, however, have to be made in respect of cases where disqualification or suspension is imposed during the pendency of the proceedings and such disqualification or suspension is likely to have grave, immediate and irreversible repercussions and consequence.

111. In the result, we hold on contentions (E) and (F):

...

However, having regard to the Constitutional Schedule in the Tenth Schedule, judicial review should not cover any stage prior to the making of a decision by the Speakers/Chairman. Having regard to the constitutional intendment and the status of the repository of the adjudicatory power, no quia timet actions are permissible, the only exception for any interlocutory interference being cases of interlocutory disqualifications or suspensions which

may have grave, immediate and irreversible repercussions and consequence."

In ERRABELLI DAYAKAR RAO's case (6 supra),

the erstwhile High Court of Hyderabad held as under:

"1. The question of law that falls for our consideration is whether the High Court, in exercise of its powers under Article 226 of the Constitution of India, can issue mandatory direction to the Speaker of a State Legislative Assembly to dispose of a disqualification petition within a time frame?. ...

8. On the other hand, Sri. K. Rama Krishna Reddy, learned Advocate General for the State of Telangana, as an Amicus Curiae, invited our attention to the judgment of the Constitution Bench of the Supreme Court in Kihoto Hollohan (supra) and submitted that the writ petitions are not maintainable and are liable to be dismissed in the light of the law laid down by the Supreme Court in the said judgment. He submitted that in this judgment the Supreme Court held that the judicial review is available only against the orders passed by a Speaker and not prior to the making of a decision by the Speaker. He also invited our attention to Article 212 of the Constitution and submitted that validity of any proceedings in the Legislature of a State cannot be called in question on the ground of any alleged procedural irregularity, based on Defection Rules or otherwise. He submitted that about 10 disqualification petitions have been filed and are pending before the Speaker and that recently he has granted time to the respondent-members of the Legislative Assembly, against whom the disqualification petitions are filed, for filing their counters. He, therefore, submitted that it is not correct to state that the Speaker is not taking any steps to consider and decide the disqualification petitions. He submitted that scope of a

judicial review is very limited in terms of the judgment in Kihoto Hollohan (supra) by the Constitution Bench ... ...

19. From the observations made by M.N. Venkatachaliah, J, as he then was, speaking for himself, K. Jayachandra Reddy and S.C. Agarwal, J.J, the judicial review should not cover any stage prior to making of a decision by the Speaker/Chairman. The Speaker while exercising powers and discharging functions under the Tenth Schedule acts as Tribunal adjudicating rights and obligations under the Tenth Schedule and their decisions in that capacity are amenable to judicial review. Thus, having regard to the constitutional intendment and the status of the repository of the adjudicatory power, no quia-timet actions are permissible at any stage prior to the making of a decision by the Speaker.

It is also pertinent to note that in any case, scope of judicial review under Articles 226 and 227 of the Constitution in respect of an order passed by the Speaker/Chairman under paragraph 6 would be confined to jurisdictional errors only viz., infirmities based on violation of constitutional mandate, mala fides, non-compliance of rules of natural justice and perversity.

...

21. ... In any case, the Defection Rules cannot be regarded as constitutional mandate and any violation of the Disqualification Rules would not afford a ground for judicial review."

In S.A. SAMPATH KUMAR's case (5 supra), the Supreme

Court held as under:

"1. The present petition raises a question of great constitutional importance, namely, whether a Speaker of a Legislative Assembly, acting under powers granted to him

under the Tenth Schedule of the Constitution of India (as a quasi-judicial authority) can be ordered by a High Court, exercising its writ jurisdiction under Article 226 of the Constitution of India, to decide a particular disqualification petition pending before him within a certain time.

2. Mr Mukul Rohatgi, learned Attorney General for India, has submitted before us that the answer to this question has clearly been laid down in para 110 of the Constitution Bench judgment in Kihoto Hollohan v. Zachillhu [Kihoto Hollohan v. Zachillhu, 1992 Supp (2) SCC 651]. According to him, this judgment concludes the case before us, as has been held by the judgment in appeal in the present case. On the other hand, the learned counsel appearing on behalf of the appellant has submitted before us that the focus in the decision in Kihoto Hollohan [Kihoto Hollohan v. Zachillhu, 1992 Supp (2) SCC 651] was somewhat different. He submitted that the constitutional validity of the Tenth Schedule of the Constitution of India as a whole was what was before the Court, and the Court, therefore, was not faced with the particular question that arises in this case. He also sought to argue that a quia timet action is an action in the nature of stay of proceedings before the Speaker, and the direction that the Speaker should decide a particular dispute within a certain time does not fall within such an action ...

...

5. We, therefore, place the papers before the Hon'ble Chief Justice of India to constitute an appropriate Bench to decide this question as early as possible."

In HOSHYAR SINGH CHAMBYAL's case (15 supra),

the High Court of Himachal Pradesh held as under:

"51. In the instant case, the elections to the Legislative Assembly had been held in November, 2022 and results were declared in December,2022. The term of the Assembly is till November,2027. So the situation in the instant case is not the same as in Rajinder Singh Rana (1 Supra). ...

53. Unlike in the above cases, in the instant case, as of now, the Speaker had not taken any decision on the resignations submitted on 22.3.2024 by the petitioners."

In HOSHYAR SINGH CHAMBYAL's case (16 supra),

the High Court of Himachal Pradesh held as under:

"57. Consequently, in view of the detailed discussion made herein above as well as law taken into consideration, this Court is persuaded to agree with view taken by the Hon'ble Chief Justice that no timeframe can be fixed by the Constitutional Court for the Speaker to decide the issue of resignation tendered by members of the Legislative Assembly/Vidhan Sabha, if any, brought before him. Reference is answered accordingly."

35. The observations of the Supreme Court in KIHOTO

HOLLOHAN's case (2 supra), more particularly, in para 109, on the

scope of judicial review under Articles 136 and 226/227 of the

Constitution of India in a matter of disqualification has been

considered in RAJENDRA SINGH RANA's case (4 supra).

36. In RAJENDRA SINGH RANA's case (4 supra), a Legislator

of BSP Legislative Party filed a petition before the Speaker in terms

of Article 191 read with X Schedule of the Constitution of India,

to disqualify 13 BSP MLA's, who proclaimed support to Mulayam

Singh Yadav, before Governor, in terms of Para 2 of the X Schedule

of the Constitution of India, on the basis of that they have

voluntarily given membership of BSP, the original party. A request

was made by 37 MLA's on behalf of 40 MLA's requested the Speaker

to recognize the split in the BSP that they constitute 1/3rd strength

of BSP Legislature Party consisting of 109 legislators. The Speaker

took up the application of split on the same day and overruled

objection of BSP Legislators and accepted split to BSP. However,

the Speaker did not decide the disqualification petition. The order of

the Speaker dated 06.09.2003 accepting that the split in BSP

comprises 1/3rd the members of the legislature party and that they

have merged with Samajwadi Party, was challenged before the High

Court in WP.No.5085 of 2003. During the pendency of the writ

petition, the Speaker passed order rejecting the disqualification

petition.

37. Taking note of the above background facts, the Supreme

Court held that the Speaker failed to exercise jurisdiction conferred

on him by Para 6 of X Schedule of the Constitution of India and as

such, failure to exercise jurisdiction cannot be held to be covered by

shield of Para 6 of X Schedule of the Constitution of India. It was

further held that the Speaker specifically refrained from deciding

the petition seeking disqualification of 13 MLA's and clearly there

was error which attracted the jurisdiction of the High Court to

exercise power of judicial review. However, taking note of the fact

that the term of the Assembly was coming to an end, the Supreme

Court held that remand of proceeding to the Speaker would mean

the proceeding itself may become infructuous. The writ petition filed

before the High Court was allowed by the Supreme Court with

declaration that the 13 MLAs, who met the Governor on

27.08.2003, stand disqualified from the Uttar Pradesh Legislative

Assembly.

38. The decision in RAJENDRA SINGH RANA's case (4 supra)

was relied upon by the Supreme Court in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) wherein direction was

given to the Speaker of Manipur Legislative Assembly to decide the

disqualification petition pending before him within a period of four

weeks from the date of intimation of the judgment. In KEISHAM

MEGHACHANDRA SINGH's case (1 supra), the issue before the

Supreme Court was regarding inaction on the thirteen applications

for disqualification of respondent No.3 therein filed before the

Speaker of Manipur Assembly between April and July 2017.

Writ Petition was filed before the Manipur High Court to direct the

Speaker to decide the disqualification petitions within reasonable

time. The High Court of Manipur declined to pass orders on the

premise that the issue Whether High Court can direct a Speaker to

decide disqualification petition within a time frame is pending

before a Bench of Five Judges of the Supreme Court.

The High Court of Manipur directed the matter to be listed so as to

await the outcome of cases pending before the Supreme Court.

39. In KEISHAM MEGHACHANDRA SINGH's case (1 supra),

the Supreme Court held as under:

"10. ... it is clear from a reading of para 110 of Kihoto Hollohan v. Zachillhu [Kihoto Hollohan v. Zachillhu, 1992 Supp (2) SCC 651] , that all that was interdicted by that judgment was the grant of interlocutory stays which would prevent a Speaker from making a decision and not the other way around. For this purpose, he read to us Black's Law Dictionary on the meaning of a quia timet action, and argued that the judgment read as a whole would make it clear that if the constitutional objective of checking defections is to be achieved, judicial review in aid of such goal can obviously not be said to be interdicted. He also strongly relied upon the observations of this Court in Rajendra Singh Rana v. Swami Prasad Maurya [Rajendra Singh Rana v. Swami Prasad Maurya, (2007) 4 SCC 270] and exhorted us to uphold the reasoning contained in the impugned judgment [Mohd. Fajur Rahim v. Speaker, Manipur Legislative Assembly, 2019 SCC OnLine Mani 127] and then issue a writ of quo warranto against Respondent 3. ...

13. We would have acceded to Mrs Madhavi Divan's plea that in view [S.A. Sampath Kumar v. Kale Yadaiah, (2021) 16 SCC 528] of this order of a Division Bench of this Court, the hearing of this case ought to be deferred until the pronouncement by a five-Judge Bench of this Court on the issues raised in the present petition. However, we find that

this very issue was addressed by a five-Judge Bench judgment in Rajendra Singh Rana [Rajendra Singh Rana v. Swami Prasad Maurya, (2007) 4 SCC 270] and has already been answered. Unfortunately, the decision contained in the aforesaid judgment was not brought to the notice of the Division Bench which referred [S.A. Sampath Kumar v. Kale Yadaiah, (2021) 16 SCC 528] the matter to five Hon'ble Judges of this Court, though Rajendra Singh Rana [Rajendra Singh Rana v. Swami Prasad Maurya, (2007) 4 SCC 270] was sought to be distinguished in Kuldeep Bishnoi [Speaker, Haryana Vidhan Sabha v. Kuldeep Bishnoi, (2015) 12 SCC 381] , which was brought to the notice of the Division Bench of this Court.

...

24. It is clear from a reading of the judgment in Rajendra Singh Rana [Rajendra Singh Rana v. Swami Prasad Maurya, (2007) 4 SCC 270] and, in particular, the underlined portions [italicised herein] of paras 40 and 41 that the very question referred by the two-Judge Bench in S.A. Sampath Kumar [S.A. Sampath Kumar v. Kale Yadaiah, (2021) 16 SCC 528] has clearly been answered stating that a failure to exercise jurisdiction vested in a Speaker cannot be covered by the shield contained in Para 6 of the Tenth Schedule, and that when a Speaker refrains from deciding a petition within a reasonable time, there was clearly an error which attracted jurisdiction of the High Court in exercise of the power of judicial review.

...

33. ... In the present case, the life of the Legislative Assembly comes to an end only in March 2022 unlike in Rajendra Singh Rana [Rajendra Singh Rana v. Swami Prasad Maurya, (2007) 4 SCC 270] where, but for this Court deciding the disqualification petition in effect, no relief could have been given to the petitioner in that case as the life of

the Legislative Assembly was about to come to an end. The only relief that can be given in these appeals is that the Speaker of the Manipur Legislative Assembly be directed to decide the disqualification petitions pending before him within a period of four weeks from the date on which this judgment is intimated to him ..."

40. In Para 30 of KEISHAM MEGHACHANDRA SINGH's case

(1 supra) the Supreme Court by referring to Paras 110 and 111 of

KIHOTO HOLLOHAN's case (2 supra), observed that "...What is

reasonable period will depend on facts of each case, but absent

exceptional circumstances for which there is a good reason,

a period of three months from the date on which the petition is filed

is the outer limit within which disqualification petitions filed before

the Speaker must be decided if the constitutional objective of

disqualifying persons who have infracted the X Schedule of the

Constitution is to be adhered to..."

41. SUBHASH DESAI's case (3 supra) arose out of a writ

petition filed before the Supreme Court under Article 32 of the

Constitution of India challenging the notice of disqualification issued

by the Speaker of Maharashtra Legislative Assembly and the

communication issued by the Governor to the Chief Minister. In the

original order passed by the Supreme Court, it was held that

ordinarily the Court cannot adjudicate petition for disqualification

under the X Schedule of the Constitution of India, in the first

instance and there are no extraordinary circumstances that warrant

exercise of jurisdiction to decide disqualification petition and the

Speaker must decide the disqualification petition within a

reasonable time. Subsequently, by order dated 17.10.2023,

the Supreme Court granted opportunity to the Speaker of the

Maharashtra Assembly to prescribe a time schedule for disposal of

disqualification application in view of the assurance given to the

Court by the Solicitor General of India. Later, order dated

30.10.2023 was passed by the Supreme Court taking note of the

fact that the Speaker was given several opportunities as a Tribunal

to conclude the proceedings under the X Schedule of the

Constitution of India expeditiously and ultimately, directions were

given to conclude the disqualification proceedings and dispose of

Group-A petitions on or before 31.12.2023 and Group-B petitions

on or before 31.01.2024.

Binding Precedent - Articles 141 and 142 of the Constitution of India - Law of the Land:

42. It is the contention of the learned Advocate General and

other learned senior counsel for the respondents that the

judgments in KEISHAM MEGHACHANDRA SINGH's case

(1 supra) and RAJENDRA SINGH RANA's case (4 supra) are

rendered under peculiar circumstances. Learned Advocate General

vehemently submitted that the judgment in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) has to be treated as

one passed by the Supreme Court invoking power under Article 142

of the Constitution of India. Learned Advocate General further

submitted that the judgment in KEISHAM MEGHACHANDRA

SINGH's case (1 supra) was rendered by a Bench of Three Judges

and is contrary to the law laid down by the Supreme Court in

KIHOTO HOLLOHAN's case (2 supra). In RAJENDRA SINGH

RANA's case (4 supra), which was decided on peculiar facts,

the Five Judges Bench of the Supreme Court did not differ with the

law laid down earlier by a Coordinate bench in KIHOTO

HOLLOHAN's case (2 supra) on the subject of 'Quia Timet' action.

In RAJENDRA SINGH RANA's case (4 supra), the law laid down in

KIHOTO HOLLOHAN's case (2 supra) could not have been diluted.

The observations made in RAJENDRA SINGH RANA's case

(4 supra) are read out of context by the three Judges Bench in

KEISHAM MEGHACHANDRA SINGH's case (1 supra) and ruled

that direction can be issued to the Speaker to decide disqualification

petition within a time frame.

43. Learned Advocate General submitted that in the light of the

Five Judges Bench judgment in KIHOTO HOLLOHAN's case

(2 supra), the judgment in KEISHAM MEGHACHANDRA SINGH's

case (1 supra) is not a good law and not binding on this Court.

It is also argued that KIHOTO HOLLOHAN's case (2 supra) and

RAJENDRA SINGH RANA's case (4 supra) have been followed by

a Division Bench of this Court in ERRABELLI DAYAKAR RAO's

case (6 supra) and also in HOSHYAR SINGH CHAMBYAL's case

(16 supra) wherein it was held that direction cannot be issued to

Speaker to decide the disqualification petition in a time bound

manner.

44. Mr. Ravi Shankar Jandhyala, learned senior counsel, relied on

the judgments of the Supreme court in MAYAWATI v.

MARKANDEYA CHAND 17 and BALCHANDRA L. JARKIHOLI v.

B.S. YEDDYURAPPA 18 and judgment of a learned Single Judge of

this Court in M.S. PRABHAKARA RAO v. K.R. AMOS 19. Learned

senior counsel submitted that as laid down in the aforesaid cases,

the power of judicial review can be exercised only when a decision

is taken by the Speaker. In M.S. PRABHAKARA RAO's case

(19 supra), this Court clearly held that judicial review at a

pre-decisional stage is not permissible as held in KIHOTO

HOLLOHAN's case (2 supra). He also relied on the observations

made in Para 28 of the decision of the Supreme Court in

NATIONAL INSURANCE COMPANY LIMITED v. PRANAY

SETHI 20 and submitted that the decision in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) is per incuriam being

(1998) 7 SCC 517

(2011) 7 SCC 1

2015 (2) ALT 510

(2017) 16 SCC 680

contrary to the law laid down by the Supreme Court in KIHOTO

HOLLOHAN's case (2 supra).

45. Mr. C. Aryama Sundaram, learned senior counsel, submitted

that the argument of the learned Advocate General and other

learned senior counsel appearing for the respondents does not hold

water. It is not for this Court to interpret the judgment of the

Supreme Court and read something from each judgment, which is

not available in text and context. Assuming that the judgment in

KEISHAM MEGHACHANDRA SINGH's case (1 supra) is not a

correct law, still this Court is bound by the ratio laid down in the

said case.

46. Learned senior counsel appearing for both the parties have

painstakingly referred to several observations made in KIHOTO

HOLLOHAN's case (2 supra), RAJENDRA SINGH RANA's case

(3 supra) and SUBHASH DESAI's case (9 supra) in support of their

respective case. It is interesting to note that Paras 109 and 110 of

KIHOTO HOLLOHAN's case (2 supra) are relied upon by both the

learned Advocate General and Mr. C. Aryama Sundaram by arguing

that the same supports their case. While it is the contention of the

learned Advocate General that judicial review is not permissible in

'Quia Timet' action and at pre-decisional stage, as per Paras 109

and 110 of KIHOTO HOLLOHAN's case (2 supra); Mr. Aryama

Sundaram submitted that the said paragraphs, in fact, support the

case of the petitioners; the Supreme Court has given illustration as

to when the Court can interfere with the decisions of the Speaker,

such observations of the Supreme Court cannot be read to contend

that indecision and inaction of the Speaker has to be treated as

'Quia Timet' at all given times; the Supreme Court clearly lays down

that the writ petition is maintainable when the Speaker acts against

Constitutional mandate.

47. It is necessary to point out that the judgment cannot read as

a Statute. The Courts interpret statutes but not judgments.

The ratio of a judgment has to be understood by reading it as a

whole and not by dissecting it into bits and pieces. It is not that

every paragraph and observation becomes a ratio and binding

precedent. In NATURAL RESOURCES ALLOCATION, IN RE,

SPECIAL REFERENCE No.1 of 2021 21 case, it was held as under:

"69. Article 141 of the Constitution lays down that the "law declared" by the Supreme Court is binding upon all the courts within the territory of India. The "law declared" has to be construed as a principle of law that emanates from a judgment, or an interpretation of a law or judgment by the Supreme Court, upon which, the case is decided. (See Fida Hussain v. Moradabad Development Authority [(2011) 12 SCC 615 : (2012) 2 SCC (Civ) 762] .) Hence, it flows from the above that the "law declared" is the principle culled out on the reading of a judgment as a whole in light of the

(2012) 10 SCC 1

questions raised, upon which the case is decided. [Also see Ambica Quarry Works v. State of Gujarat [(1987) 1 SCC 213] and CIT v. Sun Engg. Works (P) Ltd. [(1992) 4 SCC 363]] In other words, the "law declared" in a judgment, which is binding upon courts, is the ratio decidendi of the judgment. It is the essence of a decision and the principle upon which the case is decided which has to be ascertained in relation to the subject-matter of the decision.

70. Each case entails a different set of facts and a decision is a precedent on its own facts; not everything said by a Judge while giving a judgment can be ascribed precedential value. The essence of a decision that binds the parties to the case is the principle upon which the case is decided and for this reason, it is important to analyse a decision and cull out from it the ratio decidendi ...

71. ... A decision is an authority for what it actually decides.

What is of the essence in a decision is its ratio and not every observation found therein nor what logically flows from the various observations made in the judgment."

72. Recently, in Union of India v. Amrit Lal Manchanda [(2004) 3 SCC 75 : 2004 SCC (Cri) 662] this Court has observed as follows: (SCC p. 83, para 15) "15. ... Observations of courts are neither to be read as Euclid's theorems nor as provisions of the statute and that too taken out of their context. These observations must be read in the context in which they appear to have been stated. Judgments of courts are not to be construed as statutes. To interpret words, phrases and provisions of a statute, it may become necessary for Judges to embark into lengthy discussions but the discussion is meant to explain and not to define. Judges interpret statutes, they do not interpret judgments. They interpret words of statutes; their words are not to be interpreted as statutes."

73. It is also important to read a judgment as a whole keeping in mind that it is not an abstract academic discourse with universal applicability, but heavily grounded in the facts and circumstances of the case. Every part of a judgment is intricately linked to others constituting a larger whole and thus, must be read keeping the logical thread intact. In this regard, in Islamic Academy of Education v. State of Karnataka [(2003) 6 SCC 697] , this Court made the following observations: (SCC p. 719, para 2) "2. ... The ratio decidendi of a judgment has to be found out only on reading the entire judgment. In fact, the ratio of the judgment is what is set out in the judgment itself. The answer to the question would necessarily have to be read in the context of what is set out in the judgment and not in isolation. In case of any doubt as regards any observations, reasons and principles, the other part of the judgment has to be looked into. By reading a line here and there from the judgment, one cannot find out the entire ratio decidendi of the judgment."

48. On the binding nature of subsequent decision of the Supreme

Court, at paras 16 and 17 of the judgment in GREGORY PATRAO

v. MANGALORE REFINERY AND PETROCHEMICALS 22, it was

held as under:

"16. This Court thereafter had considered the decisions in U.P. Awas Evam Vikas Parishad [U.P. Awas Evam Vikas Parishad v. Gyan Devi, (1995) 2 SCC 326] and Himalayan Tiles & Marble [Himalayan Tiles & Marble (P) Ltd. v. Francis Victor Coutinho, (1980) 3 SCC 223] and has distinguished the same and has observed and held that the decisions in U.P. Awas Evam Vikas Parishad [U.P. Awas Evam Vikas

(2022) 10 SCC 461

Parishad v. Gyan Devi, (1995) 2 SCC 326] and Himalayan Tiles & Marble [Himalayan Tiles & Marble (P) Ltd. v. Francis Victor Coutinho, (1980) 3 SCC 223] shall not be appliable with respect to the acquisition under the KIAD Act, 1966.

Once, this Court in the subsequent decision in Peerappa Hanmantha Harijan [Peerappa Hanmantha Harijan v. State of Karnataka, (2015) 10 SCC 469 : (2016) 1 SCC (Civ) 155] dealt with and considered the earlier decisions in U.P. Awas EvamVikas Parishad [U.P. Awas Evam Vikas Parishad v. Gyan Devi, (1995) 2 SCC 326] and Himalayan Tiles & Marble [Himalayan Tiles & Marble (P) Ltd. v. Francis Victor Coutinho, (1980) 3 SCC 223] and distinguished the same and observed and held with respect to the acquisition under the KIAD Act, 1966 that the allottee company can neither be said to be a "person interested" nor entitled for hearing before determination of compensation, the said ratio was binding upon the High Court. Thus, it was not open for the High Court to not follow the binding decision of this Court in Peerappa Hanmantha Harijan [Peerappa Hanmantha Harijan v. State of Karnataka, (2015) 10 SCC 469 : (2016) 1 SCC (Civ) 155] by observing that in the subsequent decision in Peerappa Hanmantha Harijan [Peerappa Hanmantha Harijan v. State of Karnataka, (2015) 10 SCC 469 : (2016) 1 SCC (Civ) 155] , the earlier decisions in U.P. Awas Evam Vikas Parishad [U.P. Awas Evam Vikas Parishad v. Gyan Devi, (1995) 2 SCC 326] and Himalayan Tiles & Marble [Himalayan Tiles & Marble (P) Ltd. v. Francis Victor Coutinho, (1980) 3 SCC 223] have not been considered. The High Court has not noted that as such while deciding the case of Peerappa Hanmantha Harijan [Peerappa Hanmantha Harijan v. State of Karnataka, (2015) 10 SCC 469 : (2016) 1 SCC (Civ) 155], this Court did consider the earlier decisions in U.P. Awas Evam Vikas Parishad [U.P. Awas Evam Vikas

Parishad v. Gyan Devi, (1995) 2 SCC 326] and Himalayan Tiles & Marble [Himalayan Tiles & Marble (P) Ltd. v. Francis Victor Coutinho, (1980) 3 SCC 223] and had clearly distinguished the same. Not following the binding precedents of this Court by the High Court is contrary to Article 141 of the Constitution of India. Being a subsequent decision, in which the earlier decisions were considered and distinguished by this Court, the subsequent decision of this Court was binding upon the High Court and not the earlier decisions, which were distinguished by this Court.

17. Under the circumstances, the High Court has committed a grave/serious error in passing the impugned judgment and order by relying upon the judgments of this Court in U.P. Awas Evam Vikas Parishad [U.P. Awas Evam Vikas Parishad v. Gyan Devi, (1995) 2 SCC 326] and Himalayan Tiles & Marble [Himalayan Tiles & Marble (P) Ltd. v. Francis Victor Coutinho, (1980) 3 SCC 223] and by not following the subsequent decision of this Court in Peerappa Hanmantha Harijan [Peerappa Hanmantha Harijan v. State of Karnataka, (2015) 10 SCC 469 : (2016) 1 SCC (Civ) 155]."

49. The decision in KIHOTO HOLLOHAN's case (2 supra) was

considered by a three Judge Bench in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) and it was clearly held

that the law laid with regard to indecision/inaction of the Speaker is

subject to judicial review and direction can be issued to decide

disqualification petition within a time frame. The decision in

KEISHAM MEGHACHANDRA SINGH's case (1 supra) was

subsequent in point of time after decision of a Division Bench of this

Court in ERRABELLI DAYAKAR RAO's case (6 supra).

In HOSHYAR SINGH CHAMBYAL's case (15 and 16 supra), the

issue was not regarding disqualification of MLA. The relief sought in

the said case was to direct the Speaker to take a decision regarding

letter submitted by the petitioners therein in a time bound manner.

Due to difference of opinion between the Chief Justice and another

learned Judge, the matter was referred to a third Judge, who

concurred with the view of the Chief Justice. It was held that there

was no relief sought by the petitioners to direct the Speaker to

decide the resignations in a time bound manner. Hence, the

principle of law laid down in ERRABELLI DAYAKAR RAO's case

(6 supra) and HOSHYAR SINGH CHAMBYAL's case (16 supra) are

of no help to the respondents.

50. Learned Advocate General heavily relied on a Full Bench

decision of the Karnataka High Court in GOVINDANAIK G.

KALAGHATIGI's case (10 supra) and submitted that when there is

a conflict between two decisions of the Supreme Court, the decision

of a Larger Bench has to be followed. By referring to Para 10 of the

CENTRAL BOARD OF DAWOODI BOHRA COMMUNITY's case

(11 supra) and Paras 90, 91 and 92 in OFFICIAL LIQUIDATOR's

(12 supra), learned Advocate General submitted that judicial

discipline is a sine qua non for effective and efficient functioning of

the judicial system. Whenever a Court has a doubt regarding

applicability of a ratio involved in a Division Bench or Larger Bench

decision of the Supreme Court, judicial discipline inheres a Single

Judge or Bench with lesser coram to refer the matter to a Full

Bench or Larger Bench as the case may be. Learned Advocate

General also placed reliance on RAFIQ MASIH's case (14 supra)

and contended that the decision of the Supreme Court in

RAJENDRA SINGH RANA's case (4 supra) was passed in exercise

of power under Article 142 of the Constitution of India and there

was no direction issued to decide the disqualification petition.

As such, there is no ratio laid down in RAJENDRA SINGH RANA's

case (4 supra). Despite the same, the Full Bench in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) held that Five Judges

Bench in RAJENDRA SINGH RANA's case (4 supra) already

addressed the issue regarding indecision of the Speaker, which is

factually incorrect, thus, the decision in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) is not a binding

precedent.

51. Several judgments, cited in the course of hearing and after

hearing, have not been referred to by this Court as it would

unnecessarily burden this judgment.

52. It is necessary to point out that the facts in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) are identical to the

facts in the instant case. In the aforesaid decision, the issue

whether direction can be issued to the Speaker for deciding a

disqualification petition was considered and it was held that inaction

of the Speaker to decide the petitions within a reasonable time will

be subject to judicial review.

53. If the contention of the learned Advocate General and other

learned senior counsel appearing for the respondents that this

Court can never give directions to the Speaker to decide

disqualification within a time frame, is to be accepted, then the

question that would arise is "how long the inaction or indecision of

the Speaker to be tolerated by this Court".

54. In the course of discussion, this Court posed the aforesaid

question to the learned Advocate General and it was submitted by

the learned Advocate General that it would be difficult to answer

such hypothetical question and the Court should never venture into

hypothetical situation. Learned Advocate General submitted that

the disqualification petition will be decided within a reasonable time

and the petitioners, who have rushed to this Court within ten days

of fling of disqualification petition, need not have any apprehension

about that.

55. The complaint of the petitioners is that Danam Nagender,

who was elected as MLA on BRS Party ticket, without resigning,

contested as MP on Congress Party ticket. It is openly proclaimed

by him that 2/3rd of the elected BRS MLA's would follow his suit.

Any delay in disposal of disqualification petition would be a fraud on

democracy. It may be noted that several judgments relied on by the

learned Advocate General and other learned senior counsel, do not

deal with a situation where MLA of one party contested as an MP on

another party ticket.

56. According to the Mr. Gandra Mohan Rao, learned senior

counsel, every single day is a premium for respondent No.5,

who, being elected as a BRS party candidate, now is speaking in

Assembly as an associate of the Congress Legislature Party and

acting against the interest of BRS Legislature party. By taking cue

from Para 45 of RAJENDRA SINGH RANA's case (4 supra),

Mr. Gandra Mohan Rao, learned senior counsel, submitted that

continuance of Mr. Danam Nagender even for a single day would be

a blot on the democracy. If this Court does not interfere in this

matter, it will send a wrong message to the Society. People, who

have voted for a particular candidate nominated by a recognized

political party, will lose faith in democracy. A sitting MLA of one

party contesting as MP of another party can never be

countenanced. If such things are permitted, then it would amount

to recognizing Horse Trading and opposed to all canons of justice

and democratic principles and ultimately, the will of people/voters.

57. Every case is peculiar to its facts. Learned Advocate General

and learned senior counsel appearing for the respondents

contended that the judgments relied upon by the learned senior

counsel for the petitioners are rendered in peculiar circumstances

and cannot be treated as a binding precedent. It is also contended

that in RAJENDRA SINGH RANA's case (3 supra), the term of

Assembly was coming to an end and in KEISHAM

MEGHACHANDRA SINGH's case (1 supra), the disqualification

petitions were not considered for about two years. In the opinion of

this Court, it is not the left over term, which is relevant, to find out

special or peculiar circumstances. Indulgence of the Court would

depend upon the nature of grievance and not by the remainder of

the term of the Legislative Assembly. The Court should always

endeavour to understand the seriousness of the issue and special

circumstances from the view point of the aggrieved party.

58. Learned Advocate General contended that judicial discipline

warrants that decision of a Larger Bench in KIHOTO HOLLOHAN's

case (2 supra) has to be followed as against the judgment in

KEISHAM MEGHACHANDRA SINGH's case (1 supra), which is

rendered by a three Judge bench.

59. The disqualification petition was directly in issue in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) and it has been held

that directions can be issued to the Speaker to decide the

disqualification petition within a time frame. This Court cannot differ

with the law laid down in KEISHAM MEGHACHANDRA SINGH's

case (1 supra), as law of Supreme Court is binding on this Court

under Article 141 of the Constitution of India.

Can subsequent events/developments be taken into consideration:

60. Another point raised by the learned Advocate General that

the relief that can be granted to the petitioners should be with

reference to the date of filing of writ petition and cause of action

and merely because time has passed, in due course, the same

cannot be a circumstance to grant relief. In Para 17 of RAM

CHANDRA PRASAD SINGH v. SHARAD YADAV 23, it was held as

under:

"17. In a writ petition under Article 226 subsequent events can be taken note of for varied purposes. We are reminded of the weighty observation of V.R. Krishna Iyer, J. in Pasupuleti Venkateswarlu v. Motor & General Traders [Pasupuleti Venkateswarlu v. Motor & General Traders, (1975) 1 SCC 770] , where following was observed : (SCC pp. 772-73, para 4) "4. ... It is basic to our processual jurisprudence that the right to relief must be judged to exist as on the date a suitor institutes the legal proceeding. Equally clear is the principle that procedure is the handmaid and not the mistress of the judicial process. If a fact, arising after the lis has come to court and has a fundamental impact on the right to relief or the manner of moulding it, is brought diligently to the notice of the tribunal, it cannot blink at it or be blind to events

(2021) 13 SCC 794

which stultify or render inept the decretal remedy. Equity justifies bending the rules of procedure, where no specific provision or fair play is violated, with a view to promote substantial justice -- subject, of course, to the absence of other disentitling factors or just circumstances. Nor can we contemplate any limitation on this power to take note of updated facts to confine it to the trial court. If the litigation pends, the power exists, absent other special circumstances repelling resort to that course in law or justice. Rulings on this point are legion, even as situations for applications of this equitable rule are myriad. We affirm the proposition that for making the right or remedy claimed by the party just and meaningful as also legally and factually in accord with the current realities, the Court can, and in many cases must, take cautious cognizance of events and developments subsequent to the institution of the proceeding provided the rules of fairness to both sides are scrupulously obeyed."

61. Be it noted that Writ jurisdiction under Article 226 of the

Constitution of India is very wide. It would not be in the interest of

justice to dismiss the writ petition on the ground of hasty action

and on technical grounds, even when the situation otherwise

warrants interference of this Court. Every Constitutional authority is

bound by the principles of Democracy, Constitutional ethics and

philosophy. To contend that indecision/inaction is not subject to

judicial review, one has to ask for how long. It cannot be said that

the Speaker can wait for five years, until the completion of the term

of the house and still Court should lay off its hands. Such approach

would be against Constitutional Mandate and antithetical to

democratic principles. If the judgment in KIHOTO HOLLOHAN's

case (2 supra) is construed in the manner canvassed by the learned

Advocate General and other learned senior counsel, then there may

arise a situation where the party would not have any remedy if the

Speaker declines to take any decision in the disqualification

petition.

62. Much emphasis is laid by the learned Advocate General on

order of the Supreme Court in S.A. SAMPATH KUMAR's case

(5 supra), which arises out of a Division Bench judgment of this

Court in S.A. SAMPATH KUMAR v. KALE YADAIAH [WA.No.158

of 2015 and WP.No.7217 and 7679 of 2015 dated 28.09.2015].

It is contended that Division Bench of the Supreme Court in

S.A. SAMPATH KUMAR's case (5 supra) decided to refer the

matter to Larger Bench of Five Judges and thus, the three Judges

Bench in KEISHAM MEGHACHANDRA SINGH's case (1 supra)

case could not have passed orders without awaiting for decision of

Larger Bench.

63. It is contended by the learned Advocate General that several

disqualification petitions moved during the TRS Regime were not

disposed of by then Speaker and they relied on KIHOTO

HOLLOHAN's case (2 supra) case based on which Division Bench of

this Court held in ERRABELLI DAYAKAR RAO's case (6 supra)

that writ is not maintainable at pre-decisional case. Mr. P. Sri

Raghuram, learned senior counsel, contended that High Court in its

writ jurisdiction cannot issue a Mandamus to the Speaker.

Both these contentions do not hold force in the light of authoritative

pronouncement of the Supreme Court in KEISHAM

MEGHACHANDRA SINGH's case (1 supra) case.

64. WP.Nos.9472 and 11098 of 2024 were filed in the month of

April and WP.No.18553 of 2024 was filed in the month of July,

the matter was heard at length and arguments were concluded on

10.08.2024. However, till now there is no information as to the

status of disqualification petitions. In the above backdrop,

this Court opines that the petitioners have made out special

circumstances and are entitled for relief in these writ petitions.

65. Having due regard to the Constitutional status and dignity of

the Office of the Speaker, this Court finds it appropriate to direct

the respondent No.3-Secretary, Telangana Legislative Assembly,

to forthwith place the disqualification petitions before the

respondent No.2-Speaker, Telangana Legislative Assembly for fixing

a schedule of hearing (filing of pleadings, documents, personal

hearing etc.) within a period of four (4) weeks from today.

The schedule, so fixed, shall be communicated to the Registrar

(Judicial), High Court for the State of Telangana. If nothing is heard

within four (4) weeks, it is made clear that the matter will be

reopened suo motu and appropriate orders will be passed.

The writ petitions are disposed of accordingly. Miscellaneous

petition pending, if any, shall stand closed. There shall be no order

as to costs.

____________________ B. VIJAYSEN REDDY, J September 9, 2024 Note:

1. Issue CC today

2. LR Copy to be marked (B/o) DSK

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter