/2022 INSC 0085/ 1 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL ORIGINAL JURISDICTION WRIT PETITION (CIVIL) NO.797 OF 2021 ASHISH SHELAR & ORS.  ...PETITIONERS VERSUS THE MAHARASHTRA LEGISLATIVE ASSEMBLY & ANR.     …RESPONDENTS WITH WRIT PETITION (CIVIL) NO.807 OF 2021 WRIT PETITION (CIVIL) NO.800 OF 2021 AND WRIT PETITION (CIVIL) NO.808 OF 2021 JUDGMENT A.M. KHANWILKAR, J. 1. The   petitioners   have   been   duly   elected   as   members   of   the current Maharashtra Legislative Assembly (2019­2024).  They got   elected   from   different   constituencies   in   the   State   of Maharashtra.     They   belong   to   the   Bharatiya   Janata   Party 1 , the principal Opposition Party in the Maharashtra Legislative 1   for short, “BJP” 2 Assembly.     The   Ruling   Party   is   a   coalition   between   the   Shiv Sena,   the   Nationalist   Congress   Party   (NCP)   and   the   Indian National Congress (INC) christened as “Maha Vikas Aghadi”. 2. This   lis   emanates   from   the   events   as   unfolded   during   the Monsoon Session of the Maharashtra Legislative Assembly on 5.7.2021.     The   proceedings   of   the   House   witnessed   heated exchanges between the members of the Opposition Party and the   Ruling   Party   due   to   an   impression   formed   by   the   former that   the   business   of   the   House   was   being   conducted   in unilateral   manner,   with   conscious   and   engineered   effort   to suppress   voice   of   the   Opposition   Party.     In   that,   even   the Leader of Opposition was denied an opportunity to speak on a crucial motion under consideration.  At the relevant time, the House   was   presided   over   by   the   Chairman   nominated   under Rule   8   of   the   Maharashtra   Legislative   Assembly   Rules 2 ,   who according   to   the   petitioners,   denied   opportunity   to   the Opposition   Party   to   speak   including   to   the   Leader   of Opposition. 2   for short, “Rules”  3 3. It   is   alleged   that   in   the   meeting   of   the   Business   Advisory Committee,   which   preceded   the   actual   Assembly   Session, there was  a concerted  effort  on  behalf  of  the members of the Ruling Party to cut short the Assembly Session for a period of two days especially when the State was facing unprecedented situation   owing   to   pandemic,   which   needed   elaborate deliberation in the House.  The concerted effort was to strip of all   legislative   tools   available   to   the   Opposition   Party   so   as   to make sure that voice of opposition is muffled and suppressed. 4. The   Chair   of   the   Speaker   of   the   House   was   vacant   at   the relevant   time   due   to   stepping   down   by   the   incumbent.     The election for appointing a new Speaker of the Assembly was yet to   be   conducted.     As   per   Rule   8   of   the   Rules,   in   such   a situation   other   nominated   member   of   the   House   had   to preside   on   5.7.2021.     As   aforesaid,   a   general   feeling   had developed amongst the members of the Opposition Party that the   business   of   the   House   was   not   being   transacted   in congenial   manner   and   they   were   prevented   from   raising important   questions   and   express   their   views   on   matters   of public   importance.     To   wit,   when   the   Minister   was   moving   a 4 resolution in relation to the empirical data pertaining to OBC, the   Leader   of   Opposition   wanted   to   object   to   the   same. However, he was denied that opportunity.  That eventually led to heated exchanges between the members of both sides and consequently, the House was adjourned.   5. Thereafter,   some   of   the   members   of   the   Opposition   went   to meet   the   Deputy   Speaker   in   his   chamber   to   vent   out   their grievance   regarding   the   unfair   manner   of   conducting proceedings by the nominated Chairman.   At that time, some members of the Ruling Party (Shiv Sena) arrived and engaged in   heated   exchanges.     When   the   House   resumed,   the nominated Chairman referred to the fact that some members of the Shiv Sena were present in the chamber and involved in heated   exchanges,   but   no   action   was   being   taken   against them   as   both   the   sections   had   apologised   to   each   other. According   to   the   petitioners,   when   the   House   resumed,   by way of courtesy a sincere apology was graciously tendered by the   Leader   of   Opposition   to   the   Chairman   for   the   earlier incident   while   adverting   to   the   fact   that   none   of   the   MLAs belonging   to   the   Opposition   Party   (BJP)   including   the 5 petitioners   herein   had   abused   the   Chairman.     Soon thereafter,   to   the   utter   surprise   of   the   petitioners   (and   other members   of   the   Opposition   Parties),   the   Minister   for Parliamentary   Affairs   moved   a   resolution   for   initiating   action against 12 MLAs of the BJP for having committed contempt of the   House.     That   motion   was   tabled   in   the   House   and   the Chairman was called upon to do the needful.   The Chairman then called upon the House to pass the said resolution.   The House in turn passed that resolution by majority votes after it was put to vote at 14:40 hours on 5.7.2021.  The same reads thus: “P.H.: Contempt of the House by objectionable behavior M.H.:   Resolution   of   Minister   for   Parliamentary   Affairs regarding   suspension   of   M.L.A.s   for   Contempt   of the House due to objectionable behavior. 1) Dr. Sanjay Kute, 2) Adv. Ashish Shelar, 3) Shri Abhimanyu Pawar 4) Shri Girish Mahajan 5) Shri Atul Bhatkhalkar 6) Adv. Parag Alavani, 7) Shri Harish Pimple 8) Shri Ram Satpute, 9) Shri Jaikumar Rawal, 10) Shri Yogesh Sagar, 11) Shri Narayan Kuche, 12) Shri Kritikumar @ Bunty Bhangdiya, M.L.A. 6 Adv.   Anil   Parab   (Minister   for   Parliamentary   Affairs): Hon’ble   Speaker,   I   wish   to   move   the   following resolution with your kind permission. “On 5 th  July 2021 when the business of the House was being conducted, Hon’ble M.L.As Dr. Sanjay Kute, Adv. Ashish   Shelar,   Sarvashree   Abhimanyu   Pawar,   Girish Mahajan,   Atul   Bhatkhalkar,   Adv.   Parag   Alvani, Sarvashree   Harish   Pimple,   Ram   Satpute,   Jaikumar Rawal,   Yogesh   Sagar,   Narayan   Kuche,   Kirtikumar   @ Bunty   Bhangdia   misbehaved   in   the   House,   addressed the  Chairman  in  the  Speaker’s  Chair   unparliamentary language,   tried   to  take   the   mike   and   Rajdand,   despite repeated   warnings,   all   these   members   misbehaved   in the   chamber   of   the   Hon’ble   Speaker   even   after   the House was adjourned and abused and manhandled the Chairman   in   the   Speaker’s   Chair.     Due   to   the indisciplined   and   unbecoming   behavior   resulting   in maligning the dignity of the House, this House resolves to   suspend   the   membership   of   Sarvashree   Dr.   Sanjay Kute,   Adv.   Ashish   Shelar,   Sarvashree   Abhimanyu Pawar,   Girish   Mahajan,   Atul   Bhatkhalkar,   Adv.   Parag Alvani,   Sarvashree   Harish   Pimple,   Ram   Satpute, Jaikumar   Rawal,   Yogesh   Sagar,   Narayan   Kuche, Kirtikumar @ Bunty Bhangdia for a period of one year. Similarly, during the period of suspension they may be restrained   from   entering   into   the   premises   of   Vidhan Bhawan at Mumbai and Nagpur.” Hon’ble   Speaker,   I   request   the   House   to   pass   this resolution. Resolution has been tabled. Chairman   in   the   Speaker’s   Chair:   Now   I   put   this resolution to vote. Resolution has been passed after putting it to vote.” 6. According   to   the   petitioners,   the   Leader   of   Opposition thereafter   wrote   four   letters   to   the   Deputy   Speaker   on 7.7.2021   for   furnishing   relevant   information   including   CCTV 7 footage, video  recording  of  the  entire  proceedings  and  a  copy of   the   verbatim   proceedings   of   the   record   of   the   Legislative Assembly   dated   5.7.2021   and   6.7.2021.     Thereafter,   the petitioners also sent letters to the Deputy Speaker requesting him  to furnish relevant material of the proceedings including recording of the proceedings in the House dated 5.7.2021 and 6.7.2021. 7. Eventually,   on   22.7.2021,   the   petitioners   approached   this Court   by   way   of   these   writ   petitions   under   Article   32   of   the Constitution   of   India,   for   issuing   appropriate   writ,   order   or direction   so   as   to   quash   and   set   aside   the   impugned resolution   dated   5.7.2021   passed   by   the   Maharashtra Legislative Assembly being unconstitutional and grossly illegal and   for   enforcement   of   their   fundamental   rights   as guaranteed under Articles 14 and 21 of the Constitution. 8. It   is   urged   that   the   impugned   resolution   dated   5.7.2021   has been passed in undue haste and is politically motivated.  It is primarily   intended   to   adversely   impact   the   numbers   of   the Opposition   Party   in   the   House.     It   has   been   passed   without 8 giving an opportunity  of hearing  to the petitioners much less calling   upon   them   to   offer   written   explanation.     To   buttress this   ground,   reliance   has   been   placed   on   a   decision   of   two­ Judge Bench of this Court in   Alagaapuram R. Mohanraj & Ors. vs. Tamil Nadu Legislative Assembly & Anr. 3 . 9. It   is   urged   that   the   events,   as   unfolded,   on   the   face   of   it, would   indicate   the   undue   haste   in   which   the   impugned resolution   came   to   be   passed   within   a   matter   of   hours,   that too,   without   granting   opportunity   to   the   petitioners   to   meet the case against them.  This was grossly and patently violative of Article 14 of the Constitution.  For, there was absolutely no material before  the  Chairman  or  the  Minister  to  substantiate the   need   for   suspending   the   petitioners,   that   too   for   such   a long period. 10. Further,   even   the   impugned   resolution   dated   5.7.2021 does   not   refer   to   any   material   on   the   basis   of   which   such extreme   step   of   suspension   had   been   taken   against   these petitioners.  There is no indication in the resolution as to how 3   (2016) 6 SCC 82 9 the   12   members   (petitioners   herein)   were   identified   from   a huge crowd of people and singled out for initiating the action of   suspension.     As   a   matter   of   fact,   the   impugned   resolution itself   alludes   to   unruly   behaviour   on   the   floor   of   the   House and outside the chamber of the Speaker.  The video footage of the alleged incident, which is in public domain, shows a large crowd of  people and  there is absolutely   no  way  of  identifying the   12   MLAs   (petitioners   herein)   who   have   been   suspended and   singled   out.     As   a   matter   of   fact,   the   Minister   who brought   the   motion   was   not   even   present   in   the   chamber   of the   Speaker.     In   a   similar   situation,   this   Court   in Alagaapuram R. Mohanraj 4   had to quash the resolution for lack   of   evidence   to   identify   the   suspended   members   of   the Tamil Nadu Legislative Assembly. 11. In   the   present   case,   the   impugned   resolution   makes   no reference to any material much less video footage, etc., which has   been   relied   upon   before   bringing   an   action   for suspension.     Moreover,   it   is   amply   clear   from   the   impugned resolution   that   the   action   against   the   petitioners   was   for 4  s upra at Footnote No.3 10 alleged   unruly   behaviour/misconduct   and   not   for   breach   of privilege that is covered by an independent dispensation.   As regards suspension of a member of the House, as per Rule 53 of   the   Rules   such   action   could   be   initiated   “only”   by   the Speaker after complying with the principles of natural justice and fair play.  The provision, such as Rule 53, is engrafted to put   a   check   on   the   majoritarian   attitude   of   the   Government. The Speaker is expected to act fairly, in particular during the conduct   of   proceedings   in   the   House   towards   both   sides, namely,   members   of   the   Ruling   Party   as   well   as   of   the Opposition   Party.     So   to   speak,   he   exercises   quasi­judicial function. 12. It   is   urged   that   a   motion   for   unruly   behaviour   in   the House can never  be a subject matter  of voting since it would enable   the   political   party   in   power   to   virtually   wipe   out   the opposition for some trivial acts committed by their  members, by   suspending   as   many   members   of   the   Opposition   Party. The   decision   of   suspension,   therefore,   must   rest   with   the Speaker   and   not   the   House.     Notably,   Rule   53   of   the   Rules prescribes   a   maximum   period   of   suspension   not   exceeding 11 remainder   of   the   Sessions.     Thus,   suspension   of   the petitioners for a period of one year is grossly unconstitutional and illegal.  If the impugned resolution was allowed to prevail, nothing   would   prevent   the   political   party   in   power   (in majority) to resort to such mechanism and to suspend a large number   of   members   of   Opposition   Party   upto   five   years   or remainder of the term of the Legislative Assembly by resorting to voting in the House. 13. It   is   also   urged   that   the   erstwhile   Speaker   had   stepped down, as a result of which, he ceased to be the Chairman.  As such, heated exchanges allegedly occurring between him and the   petitioners   outside   the   House,   would   not   invite   action   of suspension, inasmuch as after stepping down as Speaker, he would   continue   only   as   an   ordinary   MLA.     Further,   the Chairman   nominated   under   Rule   8   of   the   Rules   is   not empowered to exercise powers under Rule 53, considering the fact that there was a Deputy Speaker of the House who could have   discharged   the   functions   of   the   Speaker   after   his stepping down or during his absence as per Article 180 of the Constitution.     In   that   sense,   the   impugned   resolution   dated 12 5.7.2021   is   nullity   and   non   est   in   the   eyes   of   law,   having passed without authority of law. 14. These writ petitions came up for preliminary hearing on 14.12.2021.   After hearing learned counsel for the petitioners and   for   the   State   of   Maharashtra,   the   Court   passed   the following order: “We   have   heard   learned   counsel   for   the   petitioners and for the State of Maharashtra. These   matters   involve   issues   of   moment   for   a Westminster form of Democracy. It   is   urged   by   the   petitioners   that   the   impugned resolution by the Maharashtra Legislative Assembly dated 05.07.2021 suffers from the vice of denial of opportunity of   being   heard   and   adherence   to   the   rules   of   natural justice. It is also urged that the resolution neither follows the procedure   prescribed   under   Rule   53   of   the   Maharashtra Legislative   Assembly   Rules   (for   short   "The   Rules"), namely,   for   suspension   of   member   of   the   House   by   the Speaker   nor   predicated   in   Part   XVIII   including   Rule   273 to take action against the member for breach of privilege of the House. It is also urged that the power of Legislative Assembly though absolute in certain respects, the decision reached by   the   House   can   always   be   questioned   on   the   settled principles   amongst   others   being   manifestly   grossly arbitrary   or   irrational,   violating   the   fundamental   rights and   such   other   grounds,   as   may   be   permissible   and delineated   in   the   decision   of   the   Constitution   Bench   of this   Court   in   Raja   Rampal   Vs.   Hon'ble   Speaker,   Lok Sabha   &   Ors.   reported   in   (2007)   3   SCC   184,   including the   two   Judge   decision   of   this   Case   in   Alagaapuram   R. Mohan Raj & Ors. Vs. Tamil Nadu Legislative Assembly & Anr. reported in (2016) 6 SCC 82. Further, for the nature 13 of impugned resolution, it not only abridges the rights of as   many   as   twelve   members,   as   guaranteed   to   them under Article 194 of the Constitution of India, but also of the constituencies represented by each of them by merely invoking   the   route   of   majority   opinion   of   the   House,   an unprecedented   and   unconventional   move   not   backed   by any   similar   precedent.   In   any   case,   the   period   of suspension of one year is unconscionable and manifestly arbitrary and irrational. On the other hand, it is urged by the learned counsel for   the   State   that   Article   212(1)   of   the   Constitution   of India makes it amply clear that it is not open to the Court to explore the argument of proper procedure not followed by   the   House.   Further,   it   is   not   open   to   the   Court   to   do judicial   review   of   the   final   decision   on   the   basis   of abstract arguments and grounds urged before this Court; and even if a sui generis procedure has been adopted by the   House,   it   is   the   absolute   prerogative   of   the   House   to regulate its business. It   is   also   urged   by   the   learned   counsel   for   the   State that   the   petitioners   have   not   refuted   the   case   made   out against   them   about   misbehaviour   in   the   House   and outside   the   House   as   well.   Indeed,   this   plea   has   been countered   by   learned   counsel   appearing   for   the petitioners. All   these   are   debatable   issues   and   would   require deeper consideration. As a  result,  we  deem  it  appropriate to issue  a formal notice to the respondents, returnable on 11.01.2022.  Mr.   Sachin   Patil,   Advocate   waives   notice   for respondent No. 2­State. Additionally, the petitioner is permitted to serve dasti notice on the respondent No.1. Needless   to   observe   that   pendency   of   these   petitions will not come in the way of the petitioners to explore the possibility   of   urging   upon   the   House   to   show   leniency and   reconsider   the   decision   impugned   in   these   writ petitions,   at   least,   to   the   extent   of   reducing   the   term specified therein. That is a matter to be considered by the House appropriately.” 14 By   this   order,   the   Court   had   expressed   a   sanguine   hope   that   the matter would get resolved in the ensuing Session scheduled in the following week.   Presumably, no effective headway had been made in that regard. 15. It   appears   that   notice   sent   to   respondent   No.1,   as   per office   report,   has   been   duly   served.     We   have   been   informed by the learned counsel appearing for the State as well as the petitioners   that   respondent   No.1   would   not   be   appearing   in the   present   proceedings.     The   respondent­State,   however,   is defending   the   impugned   resolution   by   filing   counter   affidavit dated 7.1.2022 sworn by         Mr. Satish Baban Waghole, In Charge   Secretary,   Parliamentary   Affairs   Department.     The reply   affidavit   amongst   others   points   out   that   the   issues raised   by   the   petitioners   are   essentially   the   matters concerning   procedure   in   the   House   of   the   Legislative Assembly and at best regarding some procedural irregularities committed during the proceedings.   That cannot be the basis to invoke jurisdiction of this Court which is constricted by the mandate of Article 212 of the Constitution, as it concerns the 15 powers and privileges of the House.  Thus, the petitioners are not entitled for any relief under Article 32 of the Constitution. 16. It is urged that the suspension for unruly conduct in the House   is   not   solely   referrable   to   Rule   53   of   the   Rules. Whereas, it is open to the Legislature to depart from the Rules and take a decision which could exceed the period prescribed in   the   Rules.     The   period   of   one   year   suspension   cannot   be said   to   be   arbitrary   or   disproportionate   as   such   when   the Legislature has the prerogative to reprimand or admonish its members,   independent   of   the   power   of   the   Speaker   of   the House to order withdrawal of members under the Rules.   The House   has   the   power   to   take   suitable   action   against   its members who transgress the limits laid down in Article 194(1) of   the   Constitution,   being   its   inherent   power   and   it   is   not open   to   the   Judicature   to   have   a   second­guess   approach   in that regard. 17. It is urged that from the averments in the writ petitions itself,   it   is   conceded   that   the   Leader   of   Opposition   had   to apologise   for   the   unruly   behaviour   of   the   members   of   the 16 Opposition   including   that   of   the   petitioners.     The   petitioners had   committed   acts   which   resulted   in   undermining   and maligning   the   dignity   of   the   House   in   the   face   of   the   House and   for   which   reason,   the   House   decided   to   suspend   the petitioners.     In   such   a   situation,   there   is   no   question   of granting   any   opportunity  of   hearing  or   for   furnishing   written explanation,   being   a   case   of   contempt   of   the   House   on   the face   of   it   while   it   was   in   Session.     The   reply   affidavit essentially   rebuts   the   legal   arguments   of   the   petitioners   and reiterates   the   factual   position   emanating   from   the   impugned resolution   itself   and   urges   this   Court   to   dismiss   the   writ petitions being devoid of merits. Submissions ­ Petitioners: 18. The   petitioners   are   represented   by   Mr.   Mahesh Jethmalani,   Mr. Mukul Rohatgi, Mr. Neeraj Kishan Kaul and Mr.   Siddharth   Bhatnagar,   learned   senior   counsel.     The   sum and   substance   of   their   submission   is   as   follows.     First,   the impugned   resolution   passed   by   the   House   is   without jurisdiction.     For,   the   power   to   suspend   as   per   applicable 17 Rules is bestowed “only” upon the Speaker of the House and as  the Office of  the Speaker  was  vacant  at the  relevant  time, upon   the   Deputy   Speaker   as   per   Article   180   of   the Constitution.  Further, the exercise of power by the Speaker is a  quasi­judicial decision  which  must, therefore,  precede  with a   formal   inquiry,   opportunity   of   hearing   to   the   member concerned   and   recording   of   satisfaction   about   the   nature   of misdeeds committed by the member concerned amounting to grossly   disorderly   conduct.     In   short,   the   House   had   no jurisdiction   to   pass   the   impugned   resolution   much   less   the manner   in   which   it   has   been   passed,   in   undue   haste. Second, no known or prescribed procedure has been followed to   order   withdrawal   of   the   members   from   the   Assembly. Thus,   a   gross   illegality   has   been   committed   by   the   House. The   House   is   bound   to   adhere   to   the   Rules   framed   by   it   for that   purpose   under   Article   208   of   the   Constitution.     The applicable Rules provide for different dispensation.  The power to order withdrawal of its member, is provided in Rule 53 and regarding breach of its Privileges is governed by  Part XVIII  of the Rules (vide Rules 273 to 289).  A 15 days’ notice regarding 18 the   motion   introduced   in   the   House   is   required   to   be   given under Part XII of the Rules being Rule 106 of the Rules.  None of   these   have   been   followed   in   tabling   of   the   subject   motion and   in   passing   the   impugned   resolution.     Thus,   it   is   not   a case   of   mere   procedural   irregularity,   but   of   being unconstitutional,   grossly   illegal   and   irrational   resolution adopted   by   the   House   including   the   direction   to   the petitioners   to   withdraw   from   the   House   for   one   year   vide impugned resolution.   Thirdly, there has been gross violation of   principles   of   natural   justice.     In   that,   no   opportunity whatsoever was afforded to the petitioners much less a formal notice calling upon them to offer their explanation.  Had such an opportunity been given, it would have been possible for the petitioners   to   demonstrate   that   they   were   not   part   of   the unruly   mob   which   had   indulged   in   activities   amounting   to grossly disorderly conduct. 18.(a) It   is   also   urged   that   at   any   rate   the   impugned resolution suspending the petitioners for a period of one year cannot   be   countenanced   in   law   being   unconstitutional, grossly illegal and irrational.   Inasmuch as, Rule 53 provides 19 for   a   graded   approach   to   be   adopted   by   the   Speaker   for ensuring   orderly   conduct   of   business   in   the   House   by directing withdrawal of a member, who in his opinion, had or was creating obstruction in that regard.   Inasmuch as, if it is his   first   instance   of   such   type,   the   Speaker   could   order   his withdrawal for the remainder of the day’s meeting.  In case of repeat   misconduct   during   the   same   Session,   the   Speaker could  order  withdrawal of  such  member  for  the  remainder  of the   Session.     Had   it   been   a   case   of   exercise   of   power   under Rule   53,   the   member   so   directed   to   be   absent   shall,   during the   period   of   such   absence,  is   deemed   to   be   absent   with   the permission   of   the   Assembly   within   the   meaning   of   clause   (4) of   Article   190   of   the   Constitution.     However,   the   impugned resolution makes no reference to this aspect at all. 18.(b) On the stated position taken by the respondents that the power has been exercised by the House and is not ascribable to Rule 53, but the inherent power of the House, even in that case,   the   suspension   of   the   member   of   the   House   cannot   go beyond   the   ongoing   Session.     Inasmuch   as,   excess   and unnecessary   period   of   suspension   of   the   member   from   the 20 House   is   not   only   undesirable   in   the   matter   of   democratic values   enunciated   in   the   Constitution,   but   substantively   or grossly   illegal   and   irrational,   if   not   bordering   on   perversity. For, longer  period  of  suspension  beyond  the  ongoing   Session would not only be unnecessary, but nearer to being arbitrary, irrational and perverse.  Taking any other view would entail in validating   grossly   illegal   and   irrational   resolution   of   the House.     To   buttress   this   argument,   support   is   drawn additionally   from   the   dispensation   predicated   in   the concerned   Standing   Order   of   the   United   Kingdom   regarding the   Parliamentary   Procedure   as   well   as   extracts   from   Sir Thomas   Erskine   May’s   Treatise   on   The   Law,   Privileges Proceedings   and   Usage   of   Parliament.     It   is   urged   that   the consequence   of   absence   of   suspended   member   of   the   House beyond   sixty   days   would   entail   in   vacation   of   the   seat occupied   by   him/her,   as   predicated   in   Article   190(4);   and   in which   case,   in   law,   the   concerned   constitutional   Authority would be obliged to initiate process to fill in the vacant seat(s) not   later   than   six   months   from   the   date   of   such   vacancy   in 21 terms   of   Section   151A 5   of   the   Representation   of   the   People Act,   1951 6 .     This   is   essential   also   to   ensure   that   the concerned constituency does not remain unrepresented in the Legislative   Assembly   for   more   than   six   months   owing   to   the action   against   its   duly   elected   representative   by   the   House. Had it been a case of expulsion, it would not have resulted in punishment   either   to   the   concerned   member   or   the constituency represented by him.  For, the member concerned in that case could get re­elected to occupy the vacant seat not later   than   six   months.     Thus   understood,   the   timeline   of suspension   of   the   petitioners   prescribed   in   the   impugned resolution is worst and operates as inflicting penalty upon the petitioners   as   well   as   the   constituency   represented   by   them. In other words, it is worse than expulsion of a member of the House.  5   151A. Time limit for filling vacancies referred to in sections 147, 149, 150 and 151 .— Notwithstanding anything contained in section 147, section 149, section 150 and section 151, a bye­election for filling any vacancy referred to in any of the said sections shall be held within a period of six months from the date of the occurrence of the vacancy:        Provided that nothing contained in this section shall apply if— (a) the remainder of the term of a member in relation to a vacancy is less than one year; or  (b)   the   Election   Commission   in   consultation   with   the   Central   Government certifies that it is difficult to hold the bye­election within the said period. 6   for short, “1951 Act” 22 18.(c) In   the   present   case,   learned   counsel   contends   that   the House   had   to   assemble   for   only   two   days   of   the   ongoing Session.     The   suspension,   therefore,   ideally   could   not   have been   for   a   period   more   than   the   remainder   of   the   Session   in terms  of  Rule  53 of  the  Rules.    Moreover,  as  the  motion   was introduced   in   the   House   for   initiating   contempt,   it   ought   to have proceeded only under Part XVIII of the Rules by following procedure   prescribed   therein   which   includes   giving opportunity of hearing to the member before the Committee of Privileges.     If   it   was   to   be   regarded   as   an   ordinary   motion, then   the   procedure   under   Rule   106   of   the   Rules   would   have required 15 clear days’ notice.   Further, Rule 110 7   postulates that the resolution if moved by the Minister, it should precede with   seven   days’   notice.     Even   this   requirement   had   been violated.  In either case, the impugned resolution suffers from the vice of denial of principles of natural justice, besides being arbitrary,   perfunctory   and   founded   on   unsubstantiated allegations   against   the   petitioners.     To   buttress   this 7   110.   Government   Resolutions.—   (1)   The   provisions   of   rule   106   shall   not   apply   to resolutions of which notice is given by a Minister or the Advocate General. (2)  Seven days’ notice shall be necessary  in respect of such resolutions (emphasis supplied) 23 submission,   reliance   has   been   placed   on   the   dictum   in Alagaapuram R. Mohanraj 8 .   18.(d) It   is   then   urged   that   at   any   rate   the   time   period   of suspension   as   specified   in   the   impugned   resolution   is   manifestly arbitrary and grossly disproportionate and excessive, besides being grossly illegal and unconstitutional being hit by Articles 14 and 21 of the Constitution.  For, the impugned resolution entails in denial of   representation   even   to   the   concerned   constituency   for   such   a long   time,   much   less     beyond     the     period     specified     in     the Constitution   [Article   190(4)]     and     the     mandate     of     conducting elections     not     later     than     six     months       from       the       date       of vacancy       vide       Sections     150     and     151A     of     the     1951     Act. Reliance  is   placed   on    Barton   vs.   Taylor 9 ,   Sushanta   Kumar Chand     &     Ors.     vs.     The     Speaker,     Orissa   Legislative Assembly     and     Anr. 10 ,     M.S.M.     Sharma     vs.     Sri   Krishna Sinha     &     Ors. 11 ,   Special     Reference     No.1     of    1964 12 ,   Jagjit Singh  vs.  State  of  Haryana  &                  Ors. 13 , Raja Ram 8  s upra at Footnote No.3 (paras 38 to 42) 9   (1886) 11 AC 197 10  AIR  1973 Ori 111 (Division Bench) 11   AIR 1959 SC 395 (5­Judge Bench) (paras 25,26,28 and 29) 12   AIR 1965 SC 745 (7­Judge Bench) (paras 31,32,35,36,39 to 41,56,60,61,124 and 125) 13   (2006) 11 SCC 1 (3­Judge Bench) (para 44) 24 Pal   vs.   Hon’ble   Speaker,   Lok   Sabha   &   Ors. 14     and   Amarinder Singh vs. Special Committee, Punjab Vidhan Sabha & Ors. 15 . 18.(e) It   was   also   argued   that   suspension   of   members   beyond the   period  specified  in  Rule 53  tantamounts  to  deviation  from   the logic   stated   therein.     And   being   a   case   of   deviation   from   the applicable   Rules,   it   was   essential   to   first   suspend   Rule   53.     That could be done by way of a motion under Rule 57 16 .   Moreover, the general   powers   of   the   Speaker   have   been   constricted   in   terms   of Rule 58 17 , namely, limited to matters not specifically provided for in the rules. Submissions – Respondent (State of Maharashtra): 19. Mr.   C.   Aryama   Sundaram,   learned   senior   counsel appearing for the State of Maharashtra, however, would urge that   much   argument   of   the   petitioners   is   founded   on untenable   assumption   that   the   Rules   were   binding   on   the 14   (2007) 3 SCC 184 (5­Judge Bench) 15   (2010) 6 SCC 113 (5­Judge Bench) (paras 47,62,64 and 65) 16   57. Suspension of rules.—  Any member may, with the consent of the Speaker, move that any rule may be suspended in its application to a particular motion before the House; and if the motion is carried, the rule in question shall be suspended for the time being. 17   58.   General   Powers   of   Speaker.—   All   matters   not   specifically   provided   for   in   these rules   and   all   questions   relating   to   the   detailed   working   of   these   rules   shall   be   regulated   in such manner as the Speaker may, from time to time direct. (emphasis supplied) 25 House;   and   it   was   not   open   to   the   House   to   proceed   dehors the   rules   formulated   under   Article   208   of   the   Constitution. He   submits   that   it   is   open   to   the   Legislature   to   deviate   from the   Rules,   even   if   framed   under   Article   208.     Such   rules   are only   akin   to   the   byelaws   of   the   society   which   are   not enforceable   nor   can   it   be   regarded   as   statutory   rules. Further, grounds of challenge set forth by  the petitioners are essentially   questioning   the   procedure   adopted   by   the   House in   adopting   the   impugned   resolution.     Such   a   challenge cannot   be   maintained  nor   could   be   entertained  by   the   Court in   light   of   bar   under   Article   212(1)   in   particular.     It   is   not open to the Court to question the decision of the House on the ground of irregularities in the procedure.  For, the House has the   prerogative   to   adopt   its   own   procedure   even   dehors   the rules framed under Article 208.  In a given situation, the rules being   procedural   rules   can   be   deviated   by   the   House,   if   the need so arises.   The Court can only enquire into the question as   to   whether   the   House   had   jurisdiction   to   adopt   such   a resolution and no further. 26 19.(a) He   further   submits   that   it   is   cardinal   that   the   powers and   privileges   of   the   House   of   Legislatures   as   delineated   in Article   194   of   the   Constitution   are   non­justiciable,   forming part   of   Chapter   III   (the   State   Legislature)   in   Part   VI   of   the Constitution.     It   is   so   mandated   by   Article   212(1)   of   the Constitution.     That   gives   enough   room   to   the   Legislature   to adopt   its   own   procedure   for   upholding   the   privileges   of   the House   of   Legislature   and   its   members   which   includes proceeding   against   even   non­member   in   case   of   breach. Thus,   it   is   not   open   to   even   remotely   suggest   that   the Legislature lacks jurisdiction. 19.(b) He   submits   that   the   fact   that   Rule   53   of   the   Rules provides   for   exercise   of   power   by   the   Speaker   to   order withdrawal   of   member   in   graded   manner,   that   does   not   and cannot   prevent   the   House   from   passing   a   resolution   to   even expel   the   erring   member.     Thus,   the   House   can   certainly direct   suspension   of   its   member   for   a   period   beyond   the remainder   term   of   the   Session.     The   Legislature   while adopting   such   resolution   is   not   required   to   give   any   reason. For, no judicial review of reasons which had weighed with the 27 Legislature   to   pass   the   resolution   is   permissible,   unless   it   is further   shown   that   the   resolution   adopted   by   the   House   is unconstitutional.  In the present case, the House had adopted resolution   which   is   self­eloquent.     In   that,   it   mentions   the necessity   for   passing   such   a   resolution   of   suspension   of   the petitioners   for   a   term   of   one   year.     The   power   has   been exercised by the Legislature, which is inherent in it especially regarding   the   conduct   of   its   business.     The   impugned resolution,   therefore,   is   not   unconstitutional.     He   would submit   that   in   the   guise   of   asserting   that   the   impugned resolution   is   irrational,   the   petitioners   in   effect   are questioning   the   proportionality   of   the   period   of   suspension. This enquiry by the Court is impermissible.  For, the decision of  the  House regarding  quantum  or   the period of  suspension is non­justiciable 19.(c) He   vehemently   urged   that   this   Court   ought   not   to venture   into   the   factual   matrix   and   have   a   second­guess approach regarding the opinion expressed by the House in the impugned   resolution.     To   buttress   his   submissions,   he   has placed   reliance   on   the   decision   of   the   Gujarat   High   Court   in 28 Jagdishbhai   Thakore   &   Anr.   vs.   Chandrikaben Chudasma   &   Ors. 18 ,   which   follows   the   exposition   of   the Division   Bench   of   the   same   High   Court   in   Chhabildas Mehta,   M.L.A.   vs.   The   Legislative   Assembly,   Gujarat State 19 .     He   has   also   placed   reliance   on   K.A.   Mathialagan vs. P. Srinivasan & Ors. 20 ,   A.M. Paulraj vs. The Speaker, Tamil   Nadu   Legislative   Assembly,   Madras   &   Anr. 21 ,   K. Anbazhagan   &   Ors.   vs.   The   Secretary,   The   Tamil   Nadu Legislative   Assembly,   Madras   &   Ors. 22 ,   V.C.   Chandhira Kumar, Member of Legislative Assembly & Ors. vs. Tamil Nadu Legislative Assembly, Secretariat & Anr. 23 , Special Reference   No.1   of   1964 24 ,     Kihota   Hollohon   vs.   Zachilhu &   Ors. 25 ,   M.C.   Mehta   vs.   Union   of   India   &   Ors. 25A ,   Raja Ram Pal 26   and   Amarinder Singh 27 . 18   2007 SCC OnLine Guj 402 (para 8):  2007 (48) 4 GLR 2998 (Single Judge Bench) 19  ( 1970) 11 GLR 729 (Division Bench) (paras 14 to 16) 20   AIR 1973 Madras 371 (Full Bench) 21   AIR 1986 Madras 248 (Full Bench) 22   1987 SCC OnLine Mad 89 (Division Bench) (paras 87 to 92, 101, 108 to 110 and 160) 23   2013 (6) CTC 506 (Division Bench) (paras 4.19 to 4.30) 24   supra at Footnote No.12 (paras 31,34,35 and 39 to 41) 25   AIR 1993 SC 412:1992 Supp (2) SCC 651 (5­Judge Bench)  25A  (1999) 6 SCC 237 (paras 18 to 21)   26   s upra at Footnote No.14 (paras 125, 160 to 162, 163, 271 to 300, 451 to 453, 530, 531, 534, 536, 598 and 696 to 705) 27  s upra at Footnote No.15 (paras 54 and 66) 29 20. He   would   further   submit   that   the   Maharashtra Legislative   Assembly   even   in   the   past   on   more   than   one occasion   had   passed   similar   resolution   to   suspend   its member   for   one   year   period.     That   is   the   legitimate   inherent power   of   the   House   in   the   matter   of   upholding   its   privilege. Article 190(3) prescribes no limitation in this regard.  Further, the invocation of Article 190(4) and Section 151A of the 1951 Act   by   the   petitioners,   is   completely   misplaced.     For,   Article 190(4)  has   no  application   unless   the   absence   of   the   member concerned is voluntary and without permission of the House. Article 190(4) cannot override the powers and privileges of the Legislature   endowed   in   Article   190(3).     Article   190(4)   is   an enabling   provision   envisaging   occurrence   of   vacancy   only   if the Legislature so resolves/decides, unlike   ipso facto   vacancy occurring in situations referred to in Article 190(1) to 190(3). For issuing declaration under Article 190(4) that vacancy has arisen,   it   ought   to   be   done   by   the   Legislature   if   such recommendation is made by the Committee constituted under Rule   229   of   the   Rules   known   as   Committee   on   Absence   of Members from the Sittings of the House.  The functions of the 30 stated   Committee   are   spelt   out   in   Rule   230.     The   procedure noted   in   Rules   231   and   232   is   clearly   indicative   of   the   fact that   the   absence   of   the   member   must   be   voluntary   and without   permission   of   the   House.     In   fact,   the   period   of absence noted in Article 190(4) is sixty days 28  of meetings and not   English   calendar   days.     In   this   case,   only   seven   days   of meetings   had   been   conducted   so   far.     Thus,   invocation   of Article   190(4)   in   the   fact   situation   of   the   present   case   is unavailable.   Further, in the case of absence of member from the   House   owing   to   his/her   suspension   by   the   House presupposes   that   the   House   itself   has   restricted   the   entry   of the   concerned   member   during   the   meetings   and   it   can   be safely   regarded   as   deemed   permission   of   the   House   for absence   for   the   relevant   period.     Similarly,   the   constituency cannot   complain   about   its   non­representation   in   the   House having   elected   someone   who   conducts   himself/herself inappropriately  in  the  meetings.   In   Raja  Ram  Pal 29 , similar plea   had   been   negatived.     Concededly,   suspended   elected representative   continues   to   represent   the   constituency   from 28   Out of total 98­100 days in a year in three Sessions, namely, Budget, Monsoon and Winter altogether. 29  s upra at Footnote No.14 31 where   he/she   has   been   elected   for   all   other   purposes   except attending   the   meetings   owing   to   suspension.     The   argument of   the   petitioners   is   more   fixed   on   the   basis   of   morality approach.  That cannot be countenanced.  As a matter of law, the   House   has   inherent   powers   to   direct   suspension   of   its member   for   one   year   period   and   there   is   no   express   bar   or restriction provided for by the Constitution or by virtue of any statutory  provision.    In  substance,  it  is urged  that  the  Court cannot enquire into the grievances as made, essentially being about the irregularity of procedure in adopting the impugned resolution by the House. 21. We   have   heard   learned   counsel   for   the   petitioners   and the   respondent­State.     As   aforesaid,   respondent   No.1   has chosen not to appear despite service. Consideration: 22. The   moot   question   is   about   the   maintainability   of   the challenge   in   respect   of   the   stated   resolution   adopted   by   the Legislative Assembly.   The scope of interference by  the Court has   been   well­delineated   in   successive   decisions   of   the 32 Constitution Bench of this Court.  This Court has consistently expounded   that   the   judicial   scrutiny   regarding   exercise   of legislative   privileges   (including   power   to   punish   for   contempt of the House) is constricted and cannot be  stricto sensu  on the touchstone of judicial review as generally understood in other situations.   In that, there is complete immunity from judicial review   in   matters   of   irregularity   of   procedure.     The Constitution   Bench   of   this   Court   in   Raja   Ram   Pal 30 delineated   the   principles   on   the   basis   of   catena   of   decisions noted in the said decision as follows: “ Summary   of   the   principles   relating   to   parameters of   judicial   review   in   relation   to   exercise   of parliamentary provisions 431.   We   may   summarise   the   principles   that   can   be culled out from the above discussion. They are: ( a )   Parliament   is   a   coordinate   organ   and   its   views   do deserve   deference   even   while   its   acts   are   amenable   to judicial scrutiny; ( b )   The   constitutional   system   of   government   abhors absolutism   and   it   being   the   cardinal   principle   of   our Constitution that no one, howsoever lofty, can claim to be   the   sole   judge   of   the   power   given   under   the Constitution, mere coordinate constitutional status, or even   the   status   of   an   exalted   constitutional functionaries,   does   not   disentitle   this   Court   from exercising   its   jurisdiction   of   judicial   review   of   actions which   partake   the   character   of   judicial   or   quasi­ judicial decision; 30  s upra at Footnote No.14 33 ( c ) The expediency and necessity of exercise of power or privilege by the legislature are for the determination of the   legislative   authority   and   not   for   determination   by the courts; ( d )   The   judicial   review   of   the   manner   of   exercise   of power of contempt or privilege does not mean the said jurisdiction is being usurped by the judicature; ( e )   Having   regard   to   the   importance   of   the   functions discharged   by   the   legislature   under   the   Constitution and the majesty and grandeur of its task, there would always   be   an   initial   presumption   that   the   powers, privileges,   etc.   have   been   regularly   and   reasonably exercised,   not   violating   the   law   or   the   constitutional provisions, this presumption being a rebuttable one; ( f )   The   fact   that   Parliament   is   an   august   body   of coordinate   constitutional   position   does   not   mean that   there   can   be   no   judicially   manageable standards to review exercise of its power; ( g )   While   the   area   of   powers,   privileges   and immunities of the legislature being exceptional and extraordinary   its   acts,   particularly   relating   to exercise   thereof,   ought   not   to   be   tested   on   the traditional   parameters   of   judicial   review   in   the same   manner  as   an   ordinary   administrative   action would be tested, and the Court would confine itself to   the   acknowledged   parameters   of   judicial   review and   within   the   judicially   discoverable   and manageable   standards,   there   is   no   foundation   to the   plea   that   a   legislative   body   cannot   be attributed jurisdictional error; ( h )   The   judicature   is   not   prevented   from   scrutinising the  validity   of   the   action   of  the  legislature   trespassing on the fundamental rights conferred on the citizens; ( i )  The   broad   contention   that   the   exercise   of   privileges by   legislatures   cannot   be   decided   against   the touchstone of fundamental rights or the constitutional provisions is not correct; 34 ( j )  If  a  citizen,   whether   a  non­Member   or   a   Member   of the  legislature,  complains  that   his   fundamental  rights under Article 20 or 21 had been contravened, it is the duty   of   this   Court   to   examine   the   merits   of   the   said contention,   especially   when   the   impugned   action entails civil consequences; ( k )   There   is   no   basis   to   the   claim   of   bar   of   exclusive cognizance or absolute immunity to the parliamentary proceedings in Article 105(3) of the Constitution; ( l )   The   manner   of   enforcement   of   privilege   by   the legislature   can   result   in   judicial   scrutiny,   though subject   to   the   restrictions   contained   in   the   other constitutional   provisions,   for   example   Article   122   or 212; ( m ) Article 122(1) and Article 212(1) displace the broad doctrine   of   exclusive   cognizance   of   the   legislature   in England   of   exclusive   cognizance   of   internal proceedings of the House rendering irrelevant the case­ law   that   emanated   from   courts   in   that   jurisdiction; inasmuch   as   the   same   has   no   application   to   the system   of   governance   provided   by   the   Constitution   of India; ( n ) Article 122(1) and Article 212(1) prohibit the validity of   any   proceedings   in   legislature   from   being   called   in question   in   a   court   merely   on   the   ground   of irregularity of procedure; ( o ) The truth or correctness of the material will not be questioned by the court nor will it go into the adequacy of the material or substitute its opinion for that of the legislature; ( p )   Ordinarily,   the   legislature,   as   a   body,   cannot   be accused  of  having   acted  for   an  extraneous   purpose   or being   actuated   by   caprice   or   mala   fide   intention,   and the   court   will   not   lightly   presume   abuse   or   misuse, giving  allowance for  the fact that  the legislature is the best   judge  of  such  matters,  but  if  in  a  given  case,  the allegations   to   such   effect   are   made,   the   court   may 35 examine   the   validity   of   the   said   contention,   the   onus on the person alleging being extremely heavy; ( q )   The   rules   which   the   legislature   has   to   make   for regulating   its   procedure   and   the   conduct   of   its business   have   to   be   subject   to   the   provisions   of   the Constitution; ( r )   Mere   availability   of   the   Rules   of   Procedure   and Conduct   of   Business,   as   made   by   the   legislature   in exercise  of  enabling   powers  under   the Constitution,  is never a guarantee that they have been duly followed; ( s )   The   proceedings   which   may   be   tainted   on account   of   substantive   or   gross   illegality   or unconstitutionality  are   not  protected  from  judicial scrutiny; ( t ) Even if some of the material on which the action is taken   is   found   to   be   irrelevant,   the   court   would   still not interfere so long as there is some relevant material sustaining the action; ( u )   An   ouster   clause   attaching   finality   to   a determination   does   ordinarily   oust   the   power   of the court to review the decision but not on grounds of lack of jurisdiction or it being a nullity for some reason   such   as   gross   illegality,   irrationality, violation   of   constitutional   mandate,   mala   fides, non­compliance   with   rules   of   natural   justice   and perversity. ” (emphasis supplied) 23. These   principles   have   been   restated   by   the   subsequent Constitution Bench in   Amarinder Singh 31 , in paragraphs 53 and   54.     Further,   it   would   be   useful   to   advert   to   the observations in paragraphs 87 and 88 of the same decision in 31  s upra at Footnote No.15 36 the   context   of   the   concerns   about   the   intrusion   into   the powers of the Legislature.  The same reads thus: “ Concerns   about   intrusion   into   the   executive   and judicial domain 87.   The   doctrine   of   separation   of   powers   is   an inseparable   part   of   the   evolution   of   parliamentary democracy   itself .   Renowned   French   philosopher Montesquieu   had   drawn   the   attention   of   political theorists  to the  dangers inherent  in  the concentration  of legislative, executive and judicial powers in one authority and stressed on the  necessity  of  checks  and  balances  in constitutional   governance.   Our   institutions   of governance   have   been   intentionally   founded   on   the principle   of   separation   of   powers   and   the Constitution   does   not   give   unfettered   power   to   any organ.   All   the   three   principal   organs   are   expected   to work   in   harmony   and   in   consonance   with   the   spirit and   essence   of   the   Constitution.   It   is   clear   that   a legislative   body   is   not   entrusted   with   the   power   of adjudicating   a   case   once   an   appropriate   forum   is   in existence under the constitutional scheme . 88.   It   would   be   pertinent   to   cite   the   following observations made by M.H. Beg, J. (as His Lordship then was) in   Indira Nehru Gandhi   v.   Raj Narain 32 : (SCC p. 149, para 392)        “ 392 . …   One of these basic principles seems to me to   be   that,   just   as   courts   are   not   constitutionally competent   to   legislate   under   the   guise   of interpretation,   so  also   neither  our   Parliament  nor any State Legislature, in the purported exercise of any   kind   of   law­making   power,   perform   an essentially   judicial   function   by   virtually withdrawing   a   particular   case,   pending   in   any court, and taking upon itself the duty to decide it by   an   application   of   law   or   its   own   standards   to the   facts   of   that   case .   This   power   must   at   least   be first   constitutionally   taken   away   from   the   court concerned   and   vested   in   another   authority   before   it 32   1975 Supp SCC 1 37 can be lawfully exercised by that other authority. It is not   a   necessary   or   even   a   natural   incident   of   a ‘constituent power’. As Hans Kelsen points out, in his ‘ General   Theory   of   Law   and   the   State ’   (see   p.   143), while   creation   and   annulment   of   all   general   norms, whether   basic   or   not   so   basic,   is   essentially   a legislative   function,   their   interpretation   and application   to   findings   reached,   after   a   correct ascertainment of facts involved in an individual case, by   employing   the   judicial   technique,   is   really   a judicial   function.   Neither   of   the   three constitutionally   separate   organs   of   State   can, according to the basic scheme of our Constitution today,   leap   outside   the   boundaries   of   its   own constitutionally   assigned   sphere   or   orbit   of authority into that of the other. This is the logical meaning   of   the   principle   of   supremacy   of   the Constitution .”” (emphasis supplied) 24. To   the   same   end,   dictum   of   the   Constitution   Bench   in Sub­Committee   on   Judicial   Accountability   vs.   Union   of India   &   Ors. 33   may   be   apposite.     In   paragraph   61   of   the reported decision, the Court observed thus: “ 61.   But   where,   as   in   this   country   and   unlike   in England,   there   is   a   written   Constitution   which constitutes   the   fundamental  and  in  that   sense  a   “higher law”   and   acts   as   a   limitation   upon   the   legislature   and other   organs   of   the   State   as   grantees   under   the Constitution,   the   usual   incidents   of   parliamentary sovereignty   do   not   obtain   and   the   concept   is   one   of ‘limited   government’.   Judicial   review   is,   indeed,   an incident   of   and   flows   from   this   concept   of   the fundamental and the higher law being the touchstone of   the   limits   of   the   powers   of   the   various   organs   of the State which derive power and authority under the Constitution   and   that   the   judicial   wing   is   the 33   (1991) 4 SCC 699 (5­Judge Bench) 38 interpreter  of   the   Constitution   and,   therefore,   of   the limits   of   authority   of   the   different   organs   of   the State .   It   is   to   be   noted   that   the   British   Parliament   with the   Crown   is   supreme   and   its   powers   are   unlimited   and courts have no power of judicial review of legislation.” (emphasis supplied) The Court then noted that this doctrine is in one sense the doctrine of   ultra vires   in the constitutional law and in a federal set up, the judiciary becomes the guardian of the Constitution.   It enunciated that   the   rule   in   Bradlaugh   vs.   Gossett 34   was   inapplicable   to proceedings   of   colonial   legislature   governed   by   the   written Constitution.  In paragraph 66, the Court expounded as follows: “ 66.   The   principles   in   Bradlaugh 35   is   that   even   a statutory   right   if   it   related   to   the   sphere   where Parliament  and  not  the  courts  had  exclusive  jurisdiction would  be   a  matter   of  the   Parliament's   own   concern.   But the principle cannot be extended where the matter is not   merely   one   of   procedure   but   of   substantive   law concerning   matters   beyond   the   parliamentary procedure.   Even   in   matters   of   procedure   the constitutional   provisions   are   binding   as   the legislations are enforceable . Of the interpretation of the Constitution  and as to what law is the courts have the constitutional   duty   to   say   what   the   law   is .   The question whether the motion has lapsed is a matter to be pronounced   upon   the   basis   of   the   provisions   of   the Constitution   and   the   relevant   laws.   Indeed,   the   learned Attorney General submitted that the question whether as an   interpretation   of   the   constitutional   processes   and laws,   such   a   motion   lapses   or   not   is   exclusively   for   the courts to decide.” (emphasis supplied) 34   (1884) 12 QBD 271:  50 LT 620 35  s upra at Footnote No.34 39 25. In the Indian context, the power of the Legislature is not absolute,   as   noted   by   the   Constitution   Bench   in   Raja   Ram Pal 36   in paragraph 398.  The same reads thus: “ 398.   We   are   of   the   view   that   the   manner   of   exercise   of the   power   or   privilege   by   Parliament   is   immune   from judicial   scrutiny   only   to   the   extent   indicated   in   Article 122(1), that is to say the court will decline to interfere if the grievance brought before it is restricted to allegations of   “irregularity   of   procedure”.   But   in   case   gross illegality   or   violation   of   constitutional   provisions   is shown, the judicial review will not be inhibited in any manner   by   Article   122,   or   for   that   matter   by   Article 105 .   If   one   was   to   accept   what   was   alleged   while rescinding the resolution of expulsion by the Seventh Lok Sabha with the conclusion that it was “inconsistent with and violative of the well­accepted principles of the law of parliamentary   privilege   and   the   basic   safeguards assured   to   all   enshrined   in   the   Constitution”,   it would be a partisan action in the name of exercise of privilege . We are not going into this issue but citing the incident as an illustration.” (emphasis supplied) After   having   said   as   above,   the   Court   proceeded   to   examine   the extent   of   circumspection   to   be   observed   by   the   courts.     That   had been exposited in following words: “ 414.   In   State   of   Rajasthan   v.   Union   of   India 37   while dealing   with  the  issues  arising   out   of   communication  by the  then  Union  Home  Minister  to the  nine  States  asking them   to  advise  their   respective  Governors   to  observe  the 36  s upra at Footnote No.14 37   (1977) 3 SCC 592 : AIR 1977 SC 1361 40 Legislative   Assemblies   and   therefore   seek   mandate   from the   people,   this   Court   observed   in   para   40   as   under: (SCC p. 616) “40.   This   Court   has   never   abandoned   its constitutional   function   as   the   final   judge   of constitutionality   of   all   acts   purported   to   be   done under   the   authority   of   the   Constitution .   It   has   not refused   to   determine   questions   either   of   fact   or   of law so long as it has found itself possessed of power to   do   it   and   the   cause   of   justice   to   be   capable   of being   vindicated   by   its   actions.   But,   it   cannot assume   unto   itself   powers   the   Constitution   lodges elsewhere   or   undertake   tasks   entrusted   by   the Constitution to other departments of State which may be better equipped to perform them . The scrupulously discharged   duties   of   all   guardians   of   the Constitution   include   the   duty   not   to   transgress   the limitations of their own constitutionally circumscribed powers   by   trespassing   into   what   is   properly   the domain   of   other   constitutional   organs .   Questions   of political   wisdom   or   executive   policy   only   could   not be   subjected   to   judicial   control.   No   doubt   executive policy must also be subordinated to constitutionally sanctioned   purposes.   It   has   its   sphere   and limitations.   But,   so   long   as   it   operates   within   that sphere,   its   operations   are   immune   from   judicial interference.   This   is   also   a   part   of   the   doctrine   of   a rough separation of powers under the supremacy of the   Constitution   repeatedly   propounded   by   this Court and to which the Court unswervingly adheres even   when   its   views   differ   or   change   on   the   correct interpretation   of   a   particular   constitutional provision.” (emphasis supplied) 415.   We   reaffirm   the   said   resolve   and   find   no   reason why   in   the   facts   and   circumstances   at   hand   this Court   should   take   a   different   view   so   as   to   abandon its   constitutional   functions   as   the   final   judge   of constitutionality   of   all   acts   purported   to   be   done under   the   authority   of   the   Constitution,   though   at the  same   time   refraining   from   transgressing   into  the sphere that is properly the domain of Parliament. 41 416.   Learned   Additional   Solicitor   General   submits   that in   U.P.   Assembly   case   (Special   Reference   No.   1   of 1964) 38   the Court had placed reliance on Articles 208 and 212 which contemplate that  rules can be framed by the legislature   subject   to   the   provisions   of   the Constitution   which   in   turn   implies   that   such   rules are   compliant   with   the   fundamental   rights guaranteed   by   Part   III.   He   submits   that   if   the   rules framed   under   Article   118   (which   corresponds   to Article   208)   are   consistent   with   Part   III   of   the Constitution   then   the   exercise   of   powers,   privileges and   immunities   is   bound   to   be   a   fair   exercise   and Parliament can be safely attributed such an intention . 417.   While   it   is   true   that   there   is   no   challenge   to   the Rules   of   Procedure   and   Conduct   of   Business   in   Lok Sabha   and   the   Rules   of   Procedure   and   Conduct   of Business   in   the   Council   of   States,   as   made   by   the   two Houses   of   Parliament   in   exercise   of   enabling   powers under   Article   118(1),   we   are   of   the   opinion   that   mere availability   of   rules   is   never   a   guarantee   that   they have   been   duly   followed .   What   we   are   concerned   with, given   the   limits   prescribed   in   Article   122(1),   is   not “irregularity   of   procedure”   but   illegalities   or unconstitutionalities.” (emphasis supplied in bolds) 26. From   the   exposition   in   these   successive   Constitution Bench   decisions   referred   to   above,   it   is   not   possible   to countenance   the   submission   of   the   learned   counsel   for   the respondent­State   that   the   enquiry   must   be   limited   to   one   of the parameters specified in  Raja Ram Pal 39   and, in this case, only   clause   (s)   –   “ The   proceedings   which   may   be   tainted   on 38  s upra at Footnote No.12 39  s upra at Footnote No.14 42 account   of   substantive   or   gross   illegality   or unconstitutionality   are   not   protected   from   judicial   scrutiny ”. On  the other  hand, we lean  in favour  of taking  the view that each  of  the   parameters   is   significant   and   permissible   area   of judicial   review   in   relation   to   exercise   of   parliamentary privileges including  clauses (f), (g), (s) and (u).   In one sense, clause   (u)   is   a   comprehensive   parameter   articulated   by   the Constitution   Bench   in   Raja   Ram   Pal 40 ,   as   it   predicates   that “an   ouster   clause   attaching   finality   to   a   determination   does ordinarily   oust   the   power   of   the   court   to   review   the   decision but not on grounds of lack of jurisdiction or it being a nullity for some reason such as gross illegality, irrationality, violation of   constitutional   mandate,   mala   fides,   non­compliance   with rules of natural justice and perversity” .  27. The   Constitution,   by   itself,   does   not   specify   the limitation   on   the   privileges   of   the   Legislature,   but, indubitably,   those   privileges   are   subject   to   the   provisions   of the   Constitution   (as   is   predicated   in   the   opening   part   of Article 194(1) as also in Article 208(1) requiring the House of 40  s upra at Footnote No.14 43 the   Legislature   to   make   rules   for   regulating   its   procedure), which   ought   to   include   the   rights   guaranteed   to   the   citizens under   Part   III   of   the   Constitution.     The   moment   it   is demonstrated that it is a case of infraction of any of the rights under   Para   III   of   the   Constitution   including   ascribable   to Articles   14   and   21   of   the   Constitution,   the   exercise   of   power by   the   Legislature   would   be   rendered   unconstitutional.     For attracting Articles 14 and 21 of the Constitution, it is open to the   petitioner   to   demonstrate   that   the   action   of   the Legislature   is   manifestly   arbitrary.     The   arbitrariness   can   be attributed to different aspects.  Applying that test, it could be a case of irrationality of the resolution/decision of the House. Indeed,   in   this   case,   the   Court   is   not   called   upon   to   enquire into the proportionality of such a resolution/decision. 28. There   is   marked   distinction   between   the   expression “rational”   and   “proportional”.     The   expression   “proportion”   is derived   from   a   latin   word   “ proportio”   or   “ proportionalis” .     It means corresponding in size or amount to something else.  To wit,   the   punishment   should   be   proportional   to   the   crime   — whereas,   expression   “rational”   is   derived   from   a   latin   word 44 “ ratio”   or   “rationalis” .     It   means   action   is   based   on   or   in accordance   with   the   reason   or   logic   or   so   to   say   sensible   or logical.     The   rationality   of   action   can   be   tested,   both   on   the ground   of   power   inhering   in   the  Legislature  and   the   exercise of that power.   29. Keeping the stated principles in mind, we must proceed to   analyse   the   grounds   of   challenge   in   these   petitions.     The foremost   ground   is   that   it   is   imperative   for   the   House   to adhere to the procedure prescribed in the Rules framed by the House under Article 208 of the Constitution. 30. The   Constitution   Bench   of   this   Court   in   M.S.M. Sharma 41   had  occasion  to   deal  with   the  efficacy   of  the  rules so   framed   under   Article   208   of   the   Constitution.     In paragraph 29 42 , the Court noted that Article 194(3) read with 41  s upra at Footnote No.11 42   (29)   Seeing that the present proceedings have been initiated on a petition under Art. 32 of the Constitution and as the petitioner may not be entitled, for reasons stated above, to avail himself   of   Art.   19(1)( a )   to   support   this   application,   learned   advocate   for   the   petitioner   falls back   upon   Art.   21   and   contends   that   the   proceedings   before   the   Committee   of   Privileges threaten   to   deprive   him   of   personal   liberty   otherwise   than   in   accordance   with   procedure established   by   law.   The   Legislative   Assembly   claims   that   under   Art.   194(3)   it   has   all   the powers,   privileges   and   immunities   enjoyed   by   the   British   House   of   Commons   at   the commencement of our Constitution. If it has those powers, privileges and immunities, then it can certainly enforce the same, as the House of Commons can do.  Article 194(3) confers on the Legislative Assembly those powers, privileges and immunities and Art. 208 confers power on it to frame rules. The Bihar Legislative Assembly has framed rules in exercise 45 rules   framed   under   Article   208   had   laid   down   the   procedure for  enforcing  its powers, privileges and immunities.   Further, the   Legislative   Assembly   has   the   powers,   privileges   and immunities of the House of Commons and if the petitioner  is deprived of his personal liberty as a result of the proceedings before the Committee of Privileges, such deprivation will be in accordance   with   procedure   established   by   law   and   the petitioner   cannot   complain   of   the   breach,   actual   or threatened,   of   his   fundamental   right   under   Article   21.     This dictum presupposes that action taken under the rules framed under   Article   208   of   the   Constitution   and   in   conformity therewith   is   compliance   of   the   procedure   established   by   law for the purpose of Article 21 of the Constitution.   of its powers under that Article. It follows, therefore, that Art. 194(3) read with the rules so   framed   has   laid   down   the   procedure   for   enforcing   its   powers,   privileges   and immunities.   If,   therefore,   the   Legislative   Assembly   has   the   powers,   privileges   and immunities of the House of Commons and if the petitioner is eventually deprived of his personal liberty as a result of the proceedings before the Committee of Privileges, such deprivation will be in accordance with procedure established by law and the petitioner cannot   complain   of   the   breach,   actual   or   threatened,   of   his   Fundamental   Right   under Art. 21. (emphasis supplied) 46 31. In   Ratilal   Bhanji   Mithani   vs.   Asstt.   Collector   of Customs, Bombay & Anr. 43 ,  the Constitution Bench restated the aforenoted position in the following words: “…..   As   explained   in   Pandit   Sharma’s   case 44 ,   these powers and the procedure prescribed by the rules has the sanction of enacted law and an order of committal for   contempt   of   the   Assembly   is   according   to procedure   established   by   law .   Das,   C.J.,   speaking   for four learned Judges said at page 861: “Art. 194(3) confers on   the   Legislative   Assembly   those   powers,   privileges   and immunities   and   Art.   208   confers   power   on   it   to   frame rules. The Bihar Legislative Assembly has framed rules in exercise   of   its   powers   under   that   Article.   It   follows, therefore,   that   Art.   194(3)   read   with   the   rules   so   framed has   laid   down   the   procedure   for   enforcing   its   powers, privileges   and   immunities.   If,   therefore,   the   Legislative Assembly   has   the   powers,   privileges   and   immunities   of the House of Commons and if the petitioner is eventually deprived   of   his   personal   liberty   as   a   result   of   the proceedings   before   the   Committee   of   Privileges,   such deprivation   will   be   in   accordance   with   procedure established by law  and the petitioner  cannot  complain of the breach, actual or threatened, of his fundamental right under Art. 21.” Subba Rao, J. in his minority judgment in that   case   and   the   Court   in   Special   Reference   No.   1   of 1964 45  did not say anything to the contrary on this point.” (emphasis supplied) 32. It   is   settled   law   that   even   rules   made   to   exercise   the powers   and   privileges   of   State   Legislature   constitute   law within the meaning of Article 13.  This is exposited in  Special 43   (1967) 3 SCR 926 (at p. 929) 44  s upra at Footnote No.11 45  s upra at Footnote No.12 47 Reference   No.1   of   1964 46 .     It   is   held   that   when   the   State Legislatures   purport   to   exercise   this   power,   they   will undoubtedly   be   acting   under   Article   246   read   with   Entry   39 of List II.  The enactment of such a law will, therefore, have to be treated as a law within the meaning of                                 Article 13. 33. In the backdrop of these observations, the plea taken by the   State   that   the   rules   are   neither   statutory   rules   nor binding   on   the   House   will   be   of   no   avail.     Indeed,   the Constitution   Bench   of   this   Court   in   Sub­Committee   on Judicial Accountability 47   in paragraph 94 noted as follows: “ 94.   Second  view   is  to  be   preferred.   It   enables   the   entire process of removal being regulated by a law of Parliament —   ensures   uniformity   and   reduces   chances   of arbitrariness.   Article   118   is   a   general   provision conferring  on each  House  of  Parliament the  power to make  its  own   rules  of   procedure.   These   rules   are   not binding on the House and can be altered by the House at   any   time.   A   breach   of   such   rules   amounts   to   an irregularity   and   is   not   subject   to   judicial   review   in view of Article 122 .” (emphasis supplied) 46   supra at Footnote No.12 47  supra at Footnote No.33 48 These   observations   have   been   noted   while   deliberating   over   the legal question as to whether the law made by the Parliament in the matter of removal of a judge of the High Court ought to prevail over the Rules framed by the House under Article 118 (corresponding to Article   208,   applicable   to   State   Legislative   Assembly).     This   Court held   that   the   parliamentary   law   is   of   higher   quality   and   efficacy than the Rules under Article 118.   This, however, had not whittled down the legal exposition that the Rules framed by  the Legislative Assembly   under   Article   208   of   the   Constitution   is   the   procedure established by law for the purpose of Article 21 of the Constitution. 34. Be   that   as   it   may,   it   is   well­settled   that   the   rules   so framed   can   be   altered   by   the   House   at   any   time.     Until   the rules  are  altered,   however,   the   House  is  ordinarily   guided   by the   procedure   prescribed   in   the   rules   framed   under   Article 208 of the Constitution.  At the same time, proceedings inside the   Legislature   cannot   be  called  into   question   on   the   ground that   the   same   have   not   been   carried   on   in   accordance   with the rules of business as restated in  Kihota Hollohon 48 .    It is, however,   enough   for   the   present   to   observe   that   the   rules 48  s upra at Footnote No.25 (para 42) 49 framed   under   Article   208   acquire   the   status   of   procedure established   by   law   for   the   purpose   of   Article   21   of   the Constitution   as   noticed   in   M.S.M.   Sharma 49 .     This observation   has   been   quoted   with   approval   by   another Constitution   Bench   again   in   Raja   Ram   Pal 50 ,   inter   alia,   in paragraphs 53, 167, 338, 416 and 417. 35. Viewed   thus,   even   though   the   Legislature   has   the prerogative   to   deviate   from   the   rules   including   to   alter   the rules; until then, and even otherwise, it is expected to adhere to   the   “express   substantive   stipulation”   (which   is   not   mere procedure)   in   the   rules   framed   under   Article   208   of   the Constitution   and   the   principle   underlying   therein,   being procedure established by law.   36. As   aforesaid,   the   dispensation   prescribed   under   the Rules   to   exercise   power   to   order   withdrawal   of   member (suspension) is ascribable to Rule 53 of the Rules which reads thus: “ 53.   Power   to   order   withdrawal   of   member. —   The Speaker may direct any member who refuses to obey his 49  s upra at Footnote No.11 50  s upra at Footnote No.14 50 decision,   or   whose   conduct   is,   in   his   opinion,   grossly disorderly ,   to   withdraw   immediately   from   the   Assembly and   any   member   so   ordered   to   withdraw   shall   do   so forthwith and shall absent himself during the   remainder of   the   day’s   meeting .   If   any   member   is   ordered   to withdraw   a   second   time   in   the   same   Session ,   the Speaker   may   direct   the   member   to   absent   himself   from the meetings of the Assembly   for any period not longer than the remainder of the Session , and the member so directed shall absent himself accordingly. The member so directed   to   be   absent   shall,   during   the   period   of   such absence,   be   deemed   to  be   absent   with   the   permission   of the   Assembly   within   the   meaning   of   clause   (4)   of   Article 190 of the Constitution.” (emphasis supplied) This   Rule   not   only   speaks   about   the   procedure   to   be   adopted   for passing   the   drastic   order   of   withdrawal   of   a   member   from   the House but also about the substantive disciplinary or the rationality of   the   self­security   measure   to   be   taken   in   a   graded   (objective standard)   manner.     The   non­compliance   of   or   deviation   from   the former   (procedure)   may   be   non­justiciable.     However,   in   regard   to the   substantive   disciplinary   or   the   rationality   of   the   self­security measure   inflicted   upon   the   erring   member,   is   open   to   judicial review   on   the   touchstone   of   being   unconstitutional,   grossly   illegal and irrational or arbitrary. 37. In   terms   of   above   Rule,   the   power   is   exercised   by   the Speaker being a quasi­judicial order directing  the member  to 51 withdraw from the meetings of the Assembly.   The Speaker is expected to exercise this power only in case of conduct of the member   being   “grossly   disorderly”   and   in   a   graded   objective manner.     The   raison   d’etre   is   to   ensure   that   the   business   of the   House   on   the   given   day   or   the   ongoing   Session,   as   the case   may   be,   can   be   carried   on   in   an   orderly   manner   and without   any   disruption   owing   to   misconduct   of   one   or   more members.   The expression used in the stated Rule is “grossly disorderly”. 38. The expression “grossly disorderly” has not been defined in   the   Rules.     The   meaning   of   expression   “gross”   as   given   in the Black’s Law Dictionary 51  reads thus: “ gross,   adj.   (14c)   1.   Conspicuous   by   reason   of   size   or other   attention­getting   qualities;   esp.,   obvious   by   reason of   magnitude   .   2. Undiminished by deduction; entire .  3.  Not specific or detailed; general .  4.  Coarse in   meaning   or   sense   .   5.   Repulsive   in behavior   or   appearance;   sickening   .  6.  Beyond all reasonable measure; flagrant .” “Grossly”, is an adverb and indicative of relatively higher degree of misconduct or so to say extremely wrong and deviant.   51   11 th  Edition 52 39. The   expression   “disorder”   as   defined   in   Black’s   Law Dictionary 52  is as follows: “ disorder.   (1877)   1.   A   lack   of   proper   arrangement .   2.   An   irregularity   .   3.   A   public   disturbance;   a   riot.     See CIVIL DISORDER.  4.  A disturbance in mental or physical health  .”   The   expression   “disorderly”   as   defined   in   Black’s   Law   Dictionary 53 is as follows: “ Disorderly .     Contrary   to   the   rules   of   good   order   and behavior;   violative   of   the   public   peace   or   good   order; turbulent, riotous, or indecent.” In the Concise Oxford Dictionary 54 , the expression “disorderly” has been defined thus: “ disorderly   adj.   1   untidy;   confused.   2   irregular;   unruly; riotous. 3 Law contrary to public order or morality.” The   expression   “disorderly   conduct”   as   defined   in   Black’s   Law Dictionary 55  is as follows: “ disorderly conduct.  See CONDUCT Conduct,   n.   (15c)   Personal   behavior,   whether   by   action or   inaction,   verbal   or   nonverbal;   the   manner   in   which   a person behaves; collectively, a person’s deeds.      Conduct does not include the actor’s natural death or a death that 52   11 th  Edition 53   6 th  Edition 54   8 th  Edition 55   11 th  Edition 53 results   from   behavior   consciously   engaged   in   but   not reasonably expected to have this result. —  conduct,  vb. ” 40. Taking   the   totality   of   the   meaning   of   expressions “grossly”   and   “disorderly”,   it   must   follow   that   the   conduct   of the   member   is   such   that   it   was   impeding   the   smooth   or orderly   functioning   of   the   House,   and   may   also   be   of   such   a nature that it is likely to bring disrepute to the House.  It may involve   varied   situations   and,   therefore,   implied   exercise   of rational corrective mechanism is quintessential.  The action of suspension   or   directing   withdrawal   of   a   member   from   the meetings of the Assembly is in the nature of self­security and is   essentially   directed   to   ensure   that   the   House   can   then protect   itself   against   obstruction,   or   disturbance   of   its ongoing   proceedings   owing   to   the   misconduct   of   any   of   its members.   That power is different from the privilege to inflict punishment   on   a   member,   which   may   require   higher   degree of  deprivation  of  the   member   over  and  above  participating  in the  proceedings of  the House during  the  Session.   In a given case,   it   can   be   in   the   form   of   expulsion   being   the   highest degree   of   exclusion   of   the   member   from   the   House.     Yet 54 another   would   be   penal,   in   case   of   ordering   imprisonment owing to act of contempt of the House.  We shall elaborate on this   aspect   a   little   later   while   dealing   with   the   challenge   on the ground of impugned resolution being grossly irrational. 41. Suffice   it   to   observe   that   Rule   53   of   the   Rules   provides for  a graded (rational and objective standard) approach to be adopted   by   the   Speaker   for   ensuring   orderly   conduct   of   the business   of   the   House.     In   the   present   case,   however,   the Minister for  Parliamentary Affairs introduced a motion in the House   for   initiating   action   for   contempt   of   the   House,   which the   Chairman   allowed   it   to   be   put   to   vote   instantly   at   14:40 hours   on   the   same   day   and   it   was   passed   by   the   House   by majority in no time.  Indeed, if it is a case of grossly disorderly behaviour   in   the   House,   the   Speaker/Chairman   himself   is free to take instantaneous decision to order withdrawal of the member   from   the   meetings   of   the   Assembly   during   the remainder   of   the   day’s   meeting   and   if   it   is   a   case   of   repeat misconduct   in   the   same   Session   —   for   the   remainder   of   the Session.   55 42. Concededly,   there   is   nothing   in   the   constitutional scheme   or   the   rules   framed   under   Article   208   to   prevent   a member   of   the   House   to   move   a   motion   for   directing withdrawal   of   a   member   on   the   ground   of   his   grossly disorderly   conduct.     Further,   if   the   Speaker   can   suo   motu direct   the   member   to   withdraw   from   the   Assembly   on   the same   day   instantly   to   secure   smooth   functioning   of   the proceedings, for the same logic, even the House could pass a resolution itself on a motion being moved by a member of the House instantly with the concurrence of the Speaker on such a motion. 43. In   the   present   case,   the   Chairman   entertained   the subject   motion   and   called   upon   the   House   to   vote   thereon, which   had   the   effect   of   giving   tacit   consent   if   not   explicit concurrence   to   the   same.     In   that   sense,   it   is   not   a   case   of resolution   passed   by   the   House   (to   suspend   its   members)   as being  without jurisdiction.   It is a different matter  that  if the Speaker/Chairman was to do so, it could be only under Rule 53   in   a   graded   manner   for   the   remainder   of   the   day   and   for repeat   misconduct   in   the   same   Session   —   for   the   remainder 56 of the Session.  That would be a logical and rational approach consistent with the constitutional tenets. 44. If the House takes upon itself to discipline its members, it is expected to adopt the same graded (rational and objective standard) approach on the lines predicated in Rule 53.   That would be a case of rational action taken by the House as per the procedure established by law.  The expression “rational” is defined in Black’s Law Dictionary 56  as follows: “ rational ,   adj.   (14c)   1.   Endowed   with   the   faculties   of cognition   traditionally   thought   to   distinguish   humans from   the   brutes   .   2.   Based   on logic   rather   than   emotion;   attained   through   clear thinking; not absurd, preposterous, foolish, or fanciful .  3.  (Of a person) able to think clearly and sensibly; clear­headed and right­minded .”   As opposed to a rational decision, it would be a case of irrational or preposterous   approach.     The   expression   “irrational”   as   defined   in Black’s Law Dictionary 57  is as follows: “ irrational ,   adj.   (16c)   Not   guided   by   reason   or   by   a   fair consideration   of   the   facts   .     See ARBITRARY. arbitrary,   adj.   (15c)   1.   Depending   on   individual discretion;   of,   relating   to,   or   involving   a   determination made   without   consideration   of   or   regard   for   facts, circumstances,   fixed   rules,   or   procedures.   2.   (Of   a 56   11 th  Edition 57   11 th  Edition 57 judicial   decision)   founded   on   prejudice   or   preference rather than on reason or fact.    This   type   of   decision   is   often   termed   arbitrary   and capricious.  Cf. CAPRICIOUS. —  arbitrariness,  n.” 45. A   priori,   if   the   resolution   passed   by   the   House   was   to provide   for   suspension   beyond   the   period   prescribed   under the   stated   Rule,   it   would   be   substantively   illegal,   irrational and   unconstitutional.     In   that,   the   graded   (rational   and objective   standard)   approach   predicated   in   Rule   53   is   the benchmark   to   be   observed   by   the   Speaker   to   enable   him   to ensure smooth working of the House, without any obstruction or impediment and for keeping the recalcitrant member away from the House for a period maximum upto the remainder of the entire Session. 46. Inflicting   suspension   for   a   period   “beyond   the   period necessary” than to ensure smooth working/functioning of the House   during   the   Session   “by   itself”;   and   also,   as   per   the underlying   objective   standard   specified   in   Rule   53, indubitably,   suffer   from   the   vice   of   being   grossly   irrational measure   adopted   against   the   erring   member   and   also substantively illegal and unconstitutional. 58 47. It   is   a   different   matter   if   the   House   had   ended   up   with resolution of expulsion of the member, which power in a given situation  it  could   legitimately   exercise,   as   held   in   Raja   Ram Pal 58 .     That   action   would   not   visit   the   member   with disqualification  and  also   allow  him  to  get  re­elected from   the same   constituency   within   the   statutory   period   of   six   months from the date of vacation of his seat.   However, if it is a case of   suspension   for   a   period   beyond   the   remainder   of   the Session,   it   would   entail   in   unnecessary   (unessential) deprivation.   And longer or excessive deprival would not only be   regarded   as   irrational,   but   closer   to   or   bordering   on perversity.     Resultantly,   such   an   action   would   be   violative   of procedure   established   by   law   and   also   manifestly   arbitrary, grossly   irrational   and   illegal   and   violative   of   Articles   14   and 21 of the Constitution. 48. Be   it   noted   that   suspension   beyond   the   remainder period   of   the   ongoing   Session   would   not   only   be   grossly irrational   measure,   but   also   violative   of   basic   democratic values   owing   to   unessential   deprivation   of   the   member 58   supra at Footnote No.14 59 concerned   and   more   importantly,   the   constituency   would remain unrepresented in the Assembly.   It would also impact the   democratic   setup   as   a   whole   by   permitting   the   thin majority   Government   (coalition   Government)   of   the   day   to manipulate the numbers of the Opposition Party in the House in   an   undemocratic   manner.     Not   only   that,   the   Opposition will   not   be   able   to   effectively   participate   in   the discussion/debate in the House owing to the constant fear of its members being suspended for longer period.   There would be   no   purposeful   or   meaningful   debates   but   one   in   terrorem and   as   per   the   whims   of   the   majority.     That   would   not   be healthy for the democracy as a whole.   49. It   is   well­established   that   fundamental   rights   are guaranteed   by   Part   III   of   the   Constitution,   out   of   which Articles 14, 19 and 21 are the most frequently invoked to test the validity of the executive as well as legislative actions when these   actions   are   subjected   to   judicial   scrutiny.     Different Articles   in   the   Constitution   under   chapter   Fundamental Rights and the Directive Principles in Part IV ought to be read as   an   integral   and   incorporeal   whole   with   possible 60 overlapping with the subject matter of what is to be protected by its various provisions particularly  the fundamental rights. The   sweep   of   Article   21   is   expansive   enough   to   govern   the action   of   dismembering   a   member   from   the   House   of   the Legislative Assembly in the form of expulsion or be it a case of suspension   by   directing   withdrawal   from   the   meeting   of   the Assembly for the remainder of the Session. 50. Be   that   as   it   may,   it   is   evident   from   the   impugned resolution that it has been passed by the majority votes in the House immediately  after  it was put to vote by  the Chairman. It  was   in   fact   introduced  as   a  motion   for   initiating   action   for having   committed   contempt   of   the   House   which   ordinarily ought to have proceeded under Part XVIII of the Rules dealing with   Privileges.     That   would   have   required   constitution   of   a Committee   of   Privileges   to   enquire   into   the   entire   matter   by giving   opportunity   of   hearing   to   the   persons   concerned. Instead of  adopting   that  procedure, the  House itself chose to direct   withdrawal   of   the   petitioners   from   the   meetings   of   the Assembly for a period of one year — which direction is neither 61 ascribable  to  the dispensation prescribed  in  Part  XVIII   of the Rules or Rule 53 enabling the Speaker to do so. 51. As   aforementioned,   it   is   not   a   case   of   procedural irregularity   as   such.     Whereas,   the   decision   taken   by   the House in this case, is one of substantive illegality in directing suspension  beyond  the period of remainder  of the Session  in which   the   motion   was   presented.     We   say   so   because,   the period of suspension in excess of the period essential to do so much   less   in   a   graded   manner   including   on   principle underlying   Rule   53,   would   be   antithesis   to   rational   or objective   standard   approach   for   ensuring   orderly   functioning of the House during the ongoing Session. 52. Reverting   to   the   challenge   to   the   impugned   resolution being   grossly  irrational.    As  noticed  earlier,  Rule  53 provides for  a graded (rational and objective standard) approach.   The timeline as specified in Rule 53 is with a view to address the immediate concern of the House for ensuring orderly conduct of the business of the House in the given Session.  This action is  implied  on   the  doctrine  of  necessity.    The  Speaker  and  for 62 that matter, even the House as a whole or by majority, would be   within   its   power   to   resort   to   such   a   mechanism   being rational   measure.     Exceeding   the   stated   timeline   is   a substantive   matter   and   not   a   procedural   irregularity.     It would   raise   a   basic   question   as   to   what   purpose   would   be served   by   withdrawing   the   member   from   the   House   for successive   Sessions   falling   within   that   period   of   one   year. Indeed, if the conduct of the member  is gross warranting  his removal   from   the   Assembly   even   beyond   the   period   of   sixty days [Article 190(4)] or six months (Section 151A of the 1951 Act),   the   House   is   capable   of   invoking   its   inherent   power   of expulsion of such a member, which is a greater power. 53. Indubitably, suspension for a day or for the remainder of the   Session,   would   be   of   a   lesser   degree   of   exercise   of   that power.     However,   it   is   not   open   to   contend   that   the   higher degree of power would include power to suspend the member beyond   the   period   essential   to   keep   him/her   away   from   the Assembly for ensuring orderly conduct of the business of the House.   As expounded in   Amarinder Singh 59 , the important 59  s upra at Footnote No.15 (paras 47 and 66) 63 consideration   for   scrutinising   the   exercise   of   legislative privileges   is   whether   the   same   is   necessary   to   safeguard   the integrity   of   the   legislative   functions.     This   Court   had recognised   that   the   Legislature’s   power   to   punish   for   its contempt   was   not   untrammelled.     That   power   of   legislative chamber   to   punish   for   its   own   contempt   must   coincide   with the   Legislature’s   interest   in   protecting   the   integrity   of   its function.   In   other   words,   the   suspension   of   a   member   must be   preferred   as   a   short­term   or   a   temporary   measure   for restoring  order   in the  functioning   of the  concerned Assembly Session   for   completing   its   scheduled   business   within   time and   by   way   of   disciplinary   measure   against   the   incorrigible member(s). 54. The   word   “suspension”   is   necessarily   linked   to attendance   of   the   member   in   the   House.     Thus,   the suspension   may   be   resorted   to   merely   for   ensuring   orderly conduct   of   the   business   of   the   House   during   the   concerned Session.     Anything   in   excess   of   that   would   be   irrational suspension.     This   is   so   because   the   member   represents   the constituency from where he has been duly elected and longer 64 suspension would entail in deprivation of the constituency to be represented in the House.   It is true that right to vote and be represented is integral to our democratic process and it is not  an   absolute  right.    Indeed,  the  constituency   cannot  have any   right   to   be   represented   by   a   disqualified   or   expelled member.    However, their  representative  cannot  be  kept  away from   the   House   in   the   guise   of   suspension   beyond   the necessary   (rational)   period   linked   to   the   ongoing   Assembly Session, including the timeline referred to in Article 190(4) of the Constitution and Section 151A of the 1951 Act. 55. Be   that   as   it   may,   suspension   is   essentially   a disciplinary   measure.     It   must   follow   that   suspension   for   a period   of   one   year   would   assume   the   character   of   punitive and   punishment   worse   than   expulsion.     For,   suspension   for long period and beyond the Session has the effect of creating a   de   facto   vacancy   though   not   a   de   jure   vacancy.     The argument   of   the   State   that   despite   suspension   from   the House,   the   members   would   continue   to   discharge   all   other functions   outside   the   House   as   an   elected   representative. This   plea,   in   our   view,   is   tenuous.     For,   the   effect   of   such 65 suspension   is   visited   not   only   on   the   constituency   that   goes unrepresented   for   potentially   long   and   unessential   time,   but also   on   the   functioning   of   the   Assembly   itself.     Apart   from   a role in bringing to light the special needs or difficulties of the constituency, a member also plays a role in various motions, debates,   votes,   etc. 60 .     In   any   case,   this   plea   cannot   whittle down   the   logic   requiring   limited   action   essential   for   orderly functioning   of   the   House   on   the   given   day   or   at   best,   the Session   for   completion   of   its   scheduled   business   for   the relevant Session.   56. Suffice   it   to   observe   that   one­year   suspension   is   worse than “expulsion”, “disqualification” or “resignation” — insofar as   the   right   of   the   constituency   to   be   represented   before   the House/Assembly   is   concerned.     In   that,   long   suspension   is 60  Some of the functions of the elected representative in the House/Assembly (taken from the Maharashtra Legislative Assembly Rules) would indicate that the member would not be able to take part in following matters, if suspended: (a) Moving of a motion which requires decision by the Assembly, including by Division ( Rules 23, 40, 41 ); (b) Taking part in a debate on a motion including speeches ( Rules 33,34 ); (c)   Asking   Questions   on   Statements   made   by   Ministers   ( Rule   47 );   (d)   Making   of   personal explanations ( Rule 48 ); (e) Questions on matters of public concern from Ministers ( Rule 68 ); (f)   Short   Notice   questions   for   immediate   reply   on   questions   of   urgent   nature   ( Rule   86 );   (g) Private   member   bills   ( Rule   111 );   (h)   Discussions   on   matters   of   sufficient   public   importance ( Rule 94 );                                  (i) No confidence motions ( Rule 95 ); (j) Adjournment motions ( Rule   97 );   (k)   Participation   as   members   of   Committees,   including   the   Committee   for consideration of matters of public importance, Business Advisory Committee, Public Accounts Committee, Committee on Estimates, etc ( Part XV of the Rules ). 66 bound   to   affect   the   rights   harsher   than   expulsion   wherein   a mid­term election is held within the specified time in terms of Section   151A   of   the   1951   Act,   not   later   than   six   months. Thus,   the   impugned   resolution   is   unreasonable,   irrational, and arbitrary and liable to be set aside.   57. Having   said   this,   we   may   now   turn   to   two   decisions   of the   Privy   Council   referred   to   and   discussed   by   the Constitution Bench in  Raja Ram Pal 61 ,   in paragraphs 284 to 293.  The same reads thus: “ 284.   Finally,   in   Barton 62   it  involved  the  suspension  of  a Member   from   the   Legislative   Assembly   of   New   South Wales. The power of suspension for an indefinite time was held   to   be   unavailable   to   the   Legislative   Assembly   as   it was   said   to   have   trespassed   into   the   punitive   field.   The judgment was delivered by the Earl of Selborne. Referring to   Kielley 63  and   Doyle 64   the Court observed: “It   results   from   those   authorities   that   no   powers   of that   kind   are   incident   to   or   inherent   in   a   Colonial Legislative   Assembly   (without   express   grant),   except ‘such as are necessary to the existence of such a body, and   the   proper   exercise   of   the   functions   which   it   is intended to execute’. Powers   to   suspend   toties   quoties,   sitting   after sitting, in case of repeated offences (and, if may be, till submission   or   apology),   and   also   to   expel   for aggravated   or   persistent   misconduct,   appear   to   be sufficient   to   meet   even   the   extreme   case   of   a   Member whose   conduct   is   habitually   obstructive   or   disorderly . 61  s upra at Footnote No.14 62  s upra at Footnote No.9 63  Edward  Kielley vs. William Carson , (1842) 4 Moore PC 63 : 13 ER 225 64  Thomas William  Doyle vs. George Charles  Falconer, (1865­67) LR 1 PC 328 : 36 LJPC 33 : 15 WR 366 67 To   argue   that   expulsion   is   the   greater   power,   and suspension   the   less,   and   that   the   greater   must include   all   degrees   of   the   less,   seems   to   their Lordships   fallacious.   The   rights   of   constituents ought not, in a question of this kind, to be left out of   sight.   Those   rights   would   be   much   more seriously   interfered   with   by   an   unnecessarily prolonged   suspension   than   by   expulsion,   after which a new election would immediately be held .” (emphasis supplied) 285.   The   Court   went   on   to   examine   what   is   necessary and   found   that   an   indefinite   suspension   could   never   be considered necessary. 286.   The   learned   counsel   for   the   petitioners   have   relied on   the   above   distinction   and   submitted   that   the   limited power  does  not  envisage  expulsion  and  can  only  be  used for   ex facie   contempts. 287.   We   are   not   persuaded   to   subscribe   to   the propositions advanced on behalf of the petitioners. Even if we   were   to   accept   this   distinction   as   applicable   to   the Indian   Parliament,   in   our   opinion,   the   power   to   expel would be available. 288.   Firstly,   Barton 65   which   allows   only   a   limited power to punish for contempt, finds that even though the   Legislative   Assembly   does   not   have   the   power   to indefinitely   suspend,   as   that   was   punitive   in   nature, the   Assembly   would   have   the   power   to   expel, considering expulsion a non­punitive power. Secondly, the   objection   that   the   limited   power   could   only   deal with   ex facie   contempt, is not tenable . 289.   In   the   above   context,   reference   may   be   made to   Harnett   v.   Crick 66 .   This   case   involved   the   suspension of   a   Member   of   the   Legislative   Assembly   of   New   South Wales until the verdict of the jury in the pending criminal trial   against   the   Member   had   been   delivered.   The 65  s upra at Footnote No.9 66   Lawrence Joseph Harnett vs. William Patrick Crick, 1908 AC 470 : 78 LJPC 38 : 99 LT 601 (PC) 68 suspension   was   challenged.   When   the   matter   came   up before the Privy Council, the respondents argued that: “The   Legislative   Assembly   had   no   inherent   power   to pass   [the   Standing   Order].   Its   inherent   powers   were limited to protective and defensive measures necessary for the proper exercise of its functions and the conduct of   its   business.   They   did   not   extend   to   punitive measures in the absence of express statutory power in that   behalf,   but   only   to   protective   measures.   …   The fact   that   a   criminal   charge   is   pending   against   the respondent   does   not   affect   or   obstruct   the   course   of business   in   the   Chamber   or   relate   to   its   orderly conduct.” 290.   This argument was rejected and the House of Lords allowed   the   appeal.   Lord   MacNaghten,   delivering   the judgment, initially observed that: “…   no   one   would   probably   contend   that   the   orderly conduct   of   the   Assembly   would   be   disturbed   or affected   by   the   mere   fact   that   a   criminal   charge   is pending against a Member of the House.” (475) 291.   But he found that certain peculiar circumstances of the   case   deserved   to  be   given   weight.  The   Court   went   on to hold thus: “If   the   House   itself   has   taken   the   less   favourable view of the plaintiff's attitude [an insult and challenge to   the   House],   and   has   judged   that   the   occasion justified   temporary   suspension,   not   by   way   of punishment, but in self­defence, it seems impossible for the Court to declare that the House was so wrong in its judgment ,   and   the   Standing   Order   and   the   resolution founded   upon   it   so   foreign   to   the   purpose contemplated by the Act, that the proceedings must be declared invalid.”(476) (emphasis supplied) 292.   The   above   case   thus   establishes   that  even   if   the House of legislature has limited powers, such power is not   only   restricted   to   ex   facie   contempts,   but   even acts   committed   outside   the   House.   It   is   open   to   the Assembly   to   use   its   power   for   “protective”   purposes, and   the   acts   that   it   can   act   upon   are   not   only   those that   are   committed   in   the   House,   but   upon   anything 69 that   lowers   the   dignity   of   the   House .   Thus,   the petitioners' submission that House only has the power to remove   obstructions   during   its   proceedings   cannot   be accepted. 293.   It   is   axiomatic   to   state   that   expulsion   is   always   in respect   of   a   Member.   At   the   same   time,   it   needs   to   be borne in mind that a Member is part of the House due to which   his   or   her   conduct   always   has   a   direct   bearing upon   the   perception   of   the   House.   Any   legislative   body must   act   through   its   Members   and   the   connection between   the   conduct   of   the   Members   and   the   perception of   the   House   is   strong.   We,   therefore,   conclude   that even   if   Parliament   had   only   the   limited   remedial power   to   punish   for   contempt,   the   power   to   expel would   be   well   within   the   limits   of   such   remedial contempt power .” (emphasis supplied in bolds) The   two   decisions   of   the   Privy   Council   ( Barton 67   and   Lawrence Joseph Harnett 68 )   were pressed into service in that case to answer the plea that the Legislature has inherent limited remedial power to punish   for   contempt   by   way   of   suspension   of   its   member   and cannot resort to expulsion of the member.  The Constitution Bench noticed   that   even   these   two   decisions   of   the   Privy   Council, recognised   inherent   power   of   the   Legislature   to   expel   its   member and, thus, negatived the plea of the petitioner in that regard.   This Court   after   analysing   the   said   decisions   concluded   that   the Legislatures   established   in   India   by   the   Constitution,   including 67  s upra at Footnote No.9 68   supra at Footnote No.66 70 Parliament   under   Article   105(3),   need   not   be   denied   the   claim   to the power of expulsion arising out of remedial power of contempt. 58. What   emerges   from   the   stated   conclusion   is   that   the Constitution   Bench   declared   that   the   inherent   power   of   the Legislature   is   not   absolute,   but   limited   remedial   power   to punish   for   contempt   and   to   take   such   measures   as   are necessary   for   orderly   functioning   of   the   proceedings   of   the House. 59. The   case   of   Barton 69   has   been   noticed   in   paragraph 284, which in turn had dealt with suspension of the member from   the   Legislative   Assembly   of   the   New   South   Wales.     In that case, the resolution passed by the House did not mention about the time frame of suspension of the member.  That was challenged   by   the   aggrieved   member   being   irrational   and unnecessary.   That plea was considered by  the Privy Council keeping in mind its earlier decisions in  Edward   Kielley 70   and Thomas   William   Doyle 71 .     (These   decisions   have   been adverted   to   in   paragraph   283   by   the   Constitution   Bench   as 69   supra at Footnote No.9 70   supra at Footnote No. 63 71  supra at Footnote No.64  71 well).     After   noticing   these   decisions,   the   Privy   Council   in Barton 72   noted that those authorities had dealt with situation that   no   powers   of   that   kind   are   incident   to   or   inherent   in   a Colonial   Legislative   Assembly   (without   express   grant),   except such   as   are   necessary   to   the   existence   of   such   a   body,   and the   proper   exercise   of   the   functions   which   it   is   intended   to execute. 60. It   must   follow   that   in   absence   of   any   express   provision bestowing   power   in   the   Legislature  to   suspend   its  member(s) beyond the term of the ongoing Session, the inherent power of the   Legislature   can   be   invoked   only   to   the   extent   necessary and   for   proper   exercise   of   the   functions   of   the   House   at   the relevant   point   of   time.     No   more.     For   that   purpose,   it   could resort   to   protective   and   self­defensive   powers   alone   and   not punitive   at   all.     This   logic   is   reinforced   from   the   dictum   in Barton 73   wherein the Privy Council noted as follows: “…“If a member of a Colonial House of Assembly is guilty of   disorderly   conduct   in   the   House   while   sitting,   he   may be   removed   or   excluded   for   a   time,   or   even   expelled   …. The right to remove for self­security is one thing, the right to inflict punishment is another …. If the good sense and 72   supra at Footnote No.9 73   supra at Footnote No.9 72 conduct   of   the   members   of   Colonial   Legislatures   prove insufficient to secure order and decency of debate, the law would   sanction   the   use   of   that   degree   of   force   which might   be   necessary   to   remove   the   person   excluded   from the place of meeting, and to keep him excluded.”” 74 61. The   Privy   Council   in   the   same   decision   then   proceeded to observe as follows: “…   The principle on which the implied power is given confines it within the limits of what is required by the assumed   necessity.   That   necessity   appears   to   their Lordships   to   extend   as   far   as   the   whole   duration   of the   particular   meeting   or   sitting   of   the   Assembly   in the   course   of   which   the   offence   may   have   been committed.   It   seems   to   be   reasonably   necessary   that some   substantial   interval   should   be   interposed between   the   suspensory   resolution   and   the resumption   of   his   place   in   the   Assembly   by   the offender,   in   order   to   give   opportunity   for   the subsidence   of   heat   and   passion,   and   for   reflection   on his  own   conduct  by   the   person   suspended;   nor   would anything   less   be   generally   sufficient   for   the vindication   of   the   authority   and   dignity   of   the Assembly . …” (emphasis supplied) These   observations   are   significant   and   apposite   in   the   context   of the   issue   under   consideration.     And   we   must   lean   in   favour   of adopting   the   same.     Inasmuch   as   this   exposition   recognises   the fact   that   implied   or   inherent   power   of   the   Legislature   must   be reckoned   to   the  extent   only   to   what  is   required   to  be   done   by  the House   for   effective   and   orderly   functioning   of   its   business   during 74  1  L.R, P.C. 340 73 the   ongoing   Session   and   not   beyond.     This   is   more   emphatically expounded by the Privy Council in the following words: “The   power,   therefore,   of   suspending   a   member   guilty   of obstruction or disorderly conduct during the continuance of   any   current   sitting,   is,   in   their   Lordships'   judgment, reasonably   necessary   for   the   proper   exercise   of   the functions  of  any   Legislative  Assembly  of  this  kind; and  it may   very   well   be,   that   the   same   doctrine   of   reasonable necessity would authorize a suspension until submission or   apology   by   the   offending   member;   which,   if   he   were refractory,   might   cause   it   to   be   prolonged   (not   by   the arbitrary discretion of the Assembly, but by his own wilful default) for some further time. …” Again, it went on to observe as follows: “… If these are the limits of the inherent or implied power, reasonably   deducible   from   the   principle   of   general necessity,   they   have   the   advantage   of   drawing   a   simple practical   line   between   defensive   and   punitive   action   on the   part   of   the   Assembly.   A   power   of   unconditional suspension,   for   an   indefinite   time,   or   for   a   definite time depending only on the irresponsible discretion of the Assembly itself, is more than the necessity of self­ defence seems to require, and is dangerously liable, in possible cases, to excess or abuse . …” (emphasis supplied) 62. The   essence   of   the   analysis   done   in   Barton 75   is   about the   logic   and   rationality   behind   the   need   to   suspend   a member.      It unambiguously  held  that  the  same be  regarded as   temporary   by   way   of   self­protective   mechanism   of   the Legislature   to   ensure   orderly   conduct   of   its   business   in   the House   during   the   sitting.     For   that   very   reason,   Rule   53 75   supra at Footnote No.9 74 provides   for   a   graded   corrective   action,   namely,   on   the   first occasion,   the   Speaker   may   suspend   the   member   for   the remainder   of   the   day   and   if   the   misbehaviour   is   repeated   in the   same   Session   —   for   the   remainder   of   the   Session.     The observations in   Barton 76   would reinforce this logic of need to adhere to a graded approach, which reads thus: “   …“Suspension”   must   be   temporary;   the   words, “suspended   from   the   service   of   the   House,”   may   be satisfied   by   referring   them   to   the   attendance   of   the member in the House   during that particular sitting. So much   as   this   is   necessary   to   make   the   suspension effective, more is not . …” (emphasis supplied) 63. In light of this decision, it must follow that only a graded approach   is   the   essence   of   a   rational   and   logical   approach; and only such action of the Legislature which is necessary for orderly   conduct   of   its   scheduled   business   of   the   ongoing Session   can   be   regarded   as   rational   approach.     Suspension beyond the Session would be bordering on punishing not only the   member   concerned,   but   also   inevitably   impact   the legitimate   rights   of   the   constituency   from   where   the   member had been elected. 76   supra at Footnote No.9 75 64. In the case of  Lawrence Joseph Harnett 77 ,  the question was   about   the   challenge   to   the   Standing   Order   which provided as follows: “Whenever   it   shall   have   been   ruled   or   decided   (whether before   or   after   the   approval   of   this   Standing   Order)   that the   House   may   not   proceed   on   a   matter   which   has   been initiated in the House affecting the alleged misconduct of a   Member,   because   thereby   the   said   member   may   be prejudiced   in   a   criminal   trial   then   pending   on   charges founded   on   such   misconduct,   the   House   may   suspend such   member   from   the   service   of   the   House   until   the verdict of the jury has been returned, or until it is further ordered.” This   Standing   Order   was   approved   by   the   Governor.     In   that context, the Privy Council observed that it seems impossible for the Court to declare that the House was so wrong in its judgment, and the   Standing   Order   and   the   resolution   founded   upon   it   so   foreign to   the   purpose   contemplated   by   the   Act,   so   as   to   declare   the proceedings against the member invalid.   In other words, the Privy Council was considering a written Standing Order and its efficacy. 65. In  the  present   case,  the  House  has   already   adopted  the Rules   for   conduct   of   its   business   and   Rule   53   of   the   Rules expressly provides for the mechanism regarding suspension of its member.   Indubitably, the source of powers and privileges 77  s upra at Footnote No.66 76 of  Legislatures   in  India   is   derived   from   Article   105(3)  in   case of   Parliament   and   Article   194(3)   concerning   the   State Legislature.     In   absence   of   a   law   to   define   such   powers   and privileges,   as   of   now,   it   can   only   exercise   those   powers   as existed in the House of Commons of the Parliament of United Kingdom at the commencement of the Constitution. 66. In   the   celebrated   treatise   of   Sir   Thomas   Erskine   May 78 dealing   with   the   Parliamentary   privileges,   it   is   noted   as follows:   “if for a subsequent occasion, in default of an order by the House that the suspension of the member shall terminate when   the   House   orders   that   it   shall   do   so,   the suspension shall be for the remainder of the Session .” (emphasis supplied) He   then   noted   that   the   first   or   subsequent   occasion   would   mean the first or the subsequent occasion in the same session. 67. Further,   the   position   as   obtained   in   United   Kingdom   at the   relevant   time   to   suspend   its   members   was   governed   by the   House   of   Commons   Standing   Order   Relative   to   Public 78   The   Law,   Privileges   Proceedings   and   Usage   of   Parliament,   Fifteenth   (1950)   Edition   (See Chapter   VII   under   the   heading   “Proceedings   upon   the   naming   of   a   Member”   at   pages   451­ 452.) 77 Business 1948. The relevant Standing Order is No. 22 (1 to 4) as reproduced hereunder: “22. Order in debate.— (1) Whenever a Member shall have been   named   by   Mr.   Speaker   or   by   the   chairman, immediately   after   the   commission   of   the   offence   of disregarding   the   authority   of   the   chair,   or   of   persistently and   willfully   obstructing   the   business   of   the   House   by abusing the rules of the House, or otherwise, then, if the offence   has   been   committed   by   such   Member   in   the House, Mr. Speaker shall forthwith put the question, on a motion   being   made,   no   amendment,   adjournment,   or debate   being   allowed,   “That   such   Member   be   suspended from the service of the House”; and if the offence has been committed   in   a   committee   of   the   whole   House,   the chairman  shall   forthwith   suspend   the   proceedings   of   the committee   and   report   the   circumstances   to   the   House; and Mr. Speaker shall on a motion being made forthwith put   the   same   question,   no   amendment,   adjournment,   or debate   being   allowed,   as   if   the   offence   had   been committed in the House itself. (2)   If   any   member   be   suspended   under   this   order,   his suspension   on   the   first   occasion   shall   continue   until  the fifth  day, and on the second occasion  until  the  twentieth day, on which the House shall sit after the day on which he was suspended, but on any subsequent occasion until the   House   shall   resolve   that   the   suspension   of   such Member do terminate. (3)     Not   more   than   one   Member   shall   be   named   at   the same   time,   unless   two   or   more   members,   present together,   have   jointly   disregarded   the   authority   of   the chair. (4)   If   a   Member,   or   two   or   more   Members   acting   jointly, who   have   been   suspended   under   this   order   from   the service of the House, shall refuse to obey  the direction of Mr.   Speaker,   when   severally   summoned   under   Mr. Speaker’s   orders   by   the   Serjeant   at   Arms   to   obey   such direction,   Mr.   Speaker   shall   call   the   attention   of   the House   to   the   fact   that   recourse   to   force   is   necessary   in order   to   compel   obedience   to   his   direction,   and   the Member   or Members named by   him  as having   refused to obey   his   direction   shall   thereupon   and   without   any 78 further question being put be suspended from the service of the House during the remainder of the session.” On   conjoint   reading   of   sub­clause   (2)   and   (4)   of   the   above­cited Standing Order No. 22, it is seen that suspension of a member on the first occasion can be for a period of five days or the remainder of   the   session   whichever   is   earlier.   Even   for   the   second   occasion the   period   of   suspension   is   only   twenty   days   or   remainder   of   the Session,   whichever   is   earlier.   On   any   subsequent   occasion   the period of suspension shall be until the House shall resolve that the suspension of such member do terminate.     68. The   Orissa   High   Court   in   Sushanta   Kumar   Chand 79 had   occasion   to   deal   with   a   case   of   warrant   issued   by   the Speaker   of   the   Assembly   to   detain   the   contemnor   for   seven days’   simple   imprisonment.     It   was   urged   that   as   the unexpired   period   of   sentence   was   beyond   the   term   of   the Session of the House, the same had lapsed in law.   The High Court answered the challenge in favour of the petitioners after noticing   passage   from   Sir   Thomas   Erskine   May   and Halsbury’s   Laws   of   England.     The   Sir   Thomas   Erskine   May’s 79  s upra at Footnote No.10 79 Parliamentary Practice relied upon in that decision, expounds thus: “Persons   committed   by   the   Commons,   if   not   sooner discharged   by   the   House,   are   immediately   released   from their   confinement   on   a   prorogation,   whether   they   have paid   the   fees   or   not.   If   they   were   held   longer   in   custody, they   would   be   discharged   by   the   Courts   upon   a   writ   of habeas corpus.” And   Halsbury’s   Law   of   England   relied   upon   in   the   same   decision observes thus: “The Lords claim to have power to commit an offender for a   specified   period   even   beyond   the   period   of   a   session. This   course   was   also   formerly   pursued   by   the   Commons but   was   later   abandoned;   and   it   would   now   seem   that they no longer have power to keep offenders in prison beyond the period of session ……………” (emphasis supplied) The   rationale   for  limiting   all   remedies   for   breach  of  privilege,   as  a rule, to a Session in which the House takes action for such breach is the effect of prorogation. According to Erskine May’s Treatise 80 , it is stated as under: “The   effect   of   a   prorogation   is   at   once   to   suspend   all business   until   Parliament   shall   be   summoned   again. Not only are the sittings of Parliament at an end, but all   proceedings   pending   at   the   time   are   quashed , except   impeachments   by   the   Commons,   and   appeals before   the   House   of   Lords.   Every   bill   must   therefore   be renewed   after   a   prorogation,   as   if   it   had   never   been introduced.” (emphasis supplied) 80 1950 Edition at page 32 under the heading “Effect of a Prorogation” 80 69. A   priori,   if   the   Legislature   intended   to   depart   from mechanism predicated in Rule 53, it ought to have expressly provided for that dispensation.  If it had done that by a law or in   the   form   of   Rules   framed   under   Article   208   of   the Constitution,   the   legality   and   constitutionality   thereof   could have   been   tested.     Suffice   it   to   note,   in   absence   thereof,   it would   inevitably   be   exercise   of   power   without   an   express grant   in   that   regard.     In   such   a   case,   the   exercise   of   power can   only   be   implied   or   inherent   and   limited   to   the   logic   of general   necessity   by   way   of   self­protective   or   self­defensive action   reasonably   necessary   for   proper   exercise   of   the functions of the House during the ongoing Session.  Anything in   excess   then   for   a   day   or   the   remainder   of   the   ongoing Session,   would   not   be   necessary   much   less   rational   exercise of   inherent   power   of   the   Assembly.     Even,   Rule   53   bestows authority   in   the   Speaker   to   take   action   against   the   member only   for   ensuring   orderly   functioning   of   the   House.     Same logic  must  apply   to  the  exercise of   inherent  limited  power  by the House, even if it may not be  de facto  under Rule 53. 81 70. Be   it   noted,   had   it   been   a   case   of   expulsion   of   the member   by   the   House   in   terms   of   Section   151A   of   the   1951 Act,   the   Election   Commission   would   move   into   action   and rather be obliged to take steps not later than six months to fill in   the   vacancy   so   caused   subject   to   the   situation   referred   to in   the   proviso   therein   —   so   that   the   constituency   could   be duly   represented   in   the   House   at   the   earliest   opportunity. Concededly,   the   Legislative   Assembly   is   a   conglomeration   of members   chosen   by   direct   election   from   the   territorial constituencies   in   the   State   (as   per   Article   170).     That presupposes   that   all   territorial   constituencies   must   be   duly represented in the Assembly in   continuum .   In any case, their representation   cannot   be   deprived   for   longer   period   than necessary for the orderly functioning of the House during the Session.     For   that   reason,   the   statutory   mandate   postulated vide   Parliamentary   law 81   (which   must   be   regarded   as   higher law   and   acts  as  a   limitation   upon   the   Legislature   as  well,  as expounded   in   Sub­Committee   on   Judicial 81 Section 151A of the 1951 Act 82 Accountability 82 ),   the   constituency   cannot   be   denied representation   in   the   House   beyond   a   limited   period   due   to fortuitous situation.  Moreover, the expelled member would be free   to   contest   the   mid­term   election   and   get   re­elected   from the   same   constituency.     In   that,   the   member   does   not   incur any   disqualification   due   to   expulsion   or   even   removal   by   the House.  In case of suspension beyond the period of remainder of   the   Session   or   sixty   days   or   six   months,   as   the   case   may be,   even   though   is   not   a   case   of   disqualification   incurred   by the   member,   it   would   entail   in   undue   deprivation   of   the constituency   to   be   represented   in   the   House   by   their   duly elected   representative.     It   is,   therefore,   a   drastic   measure trenching   upon   imposing   penalty   more   than   disciplinary   or corrective measure, beyond the limited inherent powers of the House. 71. Learned   counsel   for   the   respondents   had   invited   our attention to the judgments of the Gujarat High Court wherein it   had   been   held   that   the   rules   framed   under   Article   208   of the   Constitution   are   neither   statutory   nor   binding   on   the 82  supra at Footnote No.33 (para 61) 83 Legislative Assembly.   Those decisions have not taken note of the   efficacy   of   the   observations   made   by   the   Constitution Bench of this Court in   M.S.M. Sharma 83   as back as in 1959 — that the rules framed under Article 208 of the Constitution would have the effect of procedure established by  law for the purpose   of   Article   21   of   the   Constitution   and   which   dictum has   been   consistently   followed   in   subsequent   decisions including   by   the   Constitution   Bench   which   dealt   with   the case   of   Raja   Ram   Pal 84 .     Accordingly,   the   decisions   pressed into   service   by   the   respondents   cannot   take   the   matter   any further.     The   respondents   have   relied   upon   other   decisions including  of  this Court  which, however, has had no occasion to   deal   with   the   legality   and   efficacy   of   direction   or   order issued   by   the   House   such   as   vide   impugned   resolution   of suspending   duly   elected   members   for   a   period   of   one   year instead of maximum period of remainder of the same Session. Indeed, the decision of Madras High Court in  V.C. Chandhira Kumar,   Member   of   Legislative   Assembly 85   held   the 83   supra at Footnote No.11 84  s upra at Footnote No.14 85  s upra at Footnote No.23 84 resolution of the Assembly reducing the original period of one year   to   six   months   as   valid,   however,   for   the   view   that   we have taken, the said decision will be of no avail. 72. Resultantly,   we   have   no   hesitation   in   concluding   that the   impugned   resolution   suffers   from   the   vice   of   being unconstitutional, grossly illegal and irrational to the extent of period  of   suspension   beyond   the   remainder   of  the   concerned (ongoing) Session.  Further, it is not a case of mere procedural irregularity  committed  by  the  Legislature  within  the  meaning of Article 212(1) of the     Constitution. 73. Although   learned   counsel   appearing   for   the   parties   had raised  diverse  contentions,  we  need   not   dilate  further   having opined   that   in   exercise   of   inherent   power   of   the   House,   the suspension   of   the   members   could   not   have,   in   any   case, exceeded   the   remainder   period   of   the   ongoing   Session.     The concerned Session having concluded long back in July 2021, the petitions ought to succeed and could be disposed of with a declaration   that   suspension   beyond   the   remainder   of   the ongoing   Session   in   which   the   resolution   was   passed,   is 85 nullity,   unconstitutional   and   grossly   illegal   and   irrational. The   same   cannot   be   given   effect   to   beyond   the   remainder period of the concerned Session and must be regarded as  non est   in the eyes of law beyond that period.   For that reason, it is unnecessary for us to dilate on other aspects of the matter. Thus, we do not wish to examine the same. Epilogue: 74. It   is   unnecessary   to   underscore   that   Parliament   as   well as   the   State   Legislative   Assembly   are   regarded   as   sacred places,   just   as   the   Judicature   as   temple   of   justice.     As   a matter of fact, the first place where justice is dispensed to the common   man   is   Parliament/Legislative   Assembly   albeit   by   a democratic process.   It is a place where policies and laws are propounded   for   governing   the   citizenry.     It   is   here   that   the entire range of activities concerning the masses until the last mile,   are   discussed   and   their   destinies   are   shaped.     That,   in itself,   is   the   process   of   dispensing   justice   to   the   citizens   of this   country.     These   are   places   where   robust   and dispassionate debates and discussion inspired by the highest 86 traditions   of   truth   and   righteousness   ought   to   take   place   for resolving the burning issues confronting the nation/State and for   dispensing   justice   —   political,   social   and   economic.     The happenings   in   the   House   is   reflection   of   the   contemporary societal   fabric.     The   behavioural   pattern   of   the   society   is manifested or mirrored in the thought process and actions of the members of the House during the debates.   It is in public domain   (through   print,   electronic   and   social   media)   that   the members of the Parliament or Assembly/Council of the State, spend   much   of   the   time   in   a   hostile   atmosphere.     The Parliament/Legislative   Assembly   are   becoming   more   and more   intransigent   place.     The   philosophical   tenet,   one   must agree   to   disagree   is   becoming   a   seldom   scene   or   a   rarity during   the   debates.   It   has   become   common   to   hear   that   the House   could   not   complete   its   usual   scheduled   business   and most   of   the   time   had   been   spent   in   jeering   and   personal attacks against each other instead of erudite constructive and educative debates consistent with the highest tradition of the august   body.     This   is   the   popular   sentiment   gaining   ground amongst   the   common   man.     It   is   disheartening   for   the 87 observers.     They   earnestly   feel   that   it   is   high   time   that corrective   steps   are   taken   by   all   concerned   and   the   elected representatives would do enough to restore the glory and the standard of intellectual debates of the highest order, as have been   chronicled   of   their   predecessors.     That   legacy   should become more prominent  than  the rumpus caused very  often. Aggression   during   the   debates   has   no   place   in   the   setting   of country  governed by   the  Rule  of  Law.    Even  a  complex  issue needs  to  be  resolved  in  a  congenial   atmosphere  by  observing collegiality   and   showing   full   respect   and   deference   towards each   other.     They   ought   to   ensure   optimum   utilisation   of quality  time  of  the  House,  which   is very  precious,  and  is  the need of the hour especially when we the people of India that is Bharat,   take   credit   of   being   the   oldest   civilisation   on   the planet   and   also   being   the   world’s   largest   democracy (demographically).     For   becoming   world   leaders   and   self­ dependant/reliant,   quality   of   debates   in   the   House   ought   to be   of   the   highest   order   and   directed   towards   intrinsic constitutional and native issues confronting the common man of   the   nation/States,   who   are   at   the   crossroad   of   semi­ 88 sesquicentennial or may  we say  platinum  or  diamond jubilee year   on   completion   of   75   years   post­independence.     Being House   of   respected   and   honourable   members,   who   are emulated   by   their   ardent   followers   and   elected   from   their respective   constituency,   they   are   expected   to   show statesmanship   and   not   brinkmanship.     In   the   House,   their goal   is   and   must   be   one   —   so   as   to   ensure   the   welfare   and happiness of we the people of this nation.   In any case, there can   be   no   place   for   disorderly   conduct   in   the   House   much less   “grossly   disorderly”.     Such   conduct   must   be   dealt   with sternly   for   ensuring   orderly   functioning   of   the   House.     But, that   action   must   be  constitutional,  legal,  rational   and   as  per the   procedure   established   by   law.     This   case   has   thrown   up an   occasion   for   all   concerned   to   ponder   over   the   need   to evolve and adhere to good practices befitting the august body; and   appropriately   denounce   and   discourage   proponents   of undemocratic   activities   in   the   House,   by   democratically elected representatives.  We say no more. Conclusion: 89 75. In   conclusion,   we   have   no   hesitation   in   allowing   these writ   petitions   and   to   declare   that   the   impugned   resolution directing   suspension   of   the   petitioners   beyond   the   period   of the remainder of the concerned Monsoon Session held in July 2021 is  non est  in the eyes  of  law ,  nullity,  unconstitutional, substantively     illegal     and   irrational.         The       impugned resolution       is,   thus,       declared     to     be ineffective in law, insofar as the period beyond the remainder of   the   stated   Session   in   which   the   resolution   came   to   be passed. Order: 76. As  a result  of  the stated  declaration, the  petitioners are entitled for all consequential benefits of being members of the Legislative Assembly,  on  and  after   the expiry  of the period  of the   remainder   of   the   concerned   Session   in   July   2021.       The writ petitions are allowed in the above terms.   No order as to costs. Postscript: 77. While parting, we need to express a word of appreciation for the able assistance given by the learned counsel appearing 90 for the concerned parties enabling us to deal with the complex issues   on   hand.     That   they   did   despite   the   handicaps   and uncertainty of online interaction in virtual Court hearing. Pending application(s), if any, stands disposed of. ..……………………………J.           (A.M. Khanwilkar) ………………………………J.           (Dinesh Maheshwari) ………………………………J.           (C.T. Ravikumar) New Delhi; January 28, 2022.