Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 39, Cited by 0]

Karnataka High Court

Shri. Mohan Kumar. B vs Smt. Shobha Karandlaje on 5 June, 2025

                            -1-




  IN THE HIGH COURT OF KARNATAKA AT BENGALURU

       DATED THIS THE 05TH DAY OF JUNE, 2025

                        BEFORE

       THE HON'BLE MR. JUSTICE E.S. INDIRESH

            ELECTION PETITOIN NO.9 OF 2024

BETWEEN:
SHRI MOHAN KUMAR B.,
S/O BASETTY G.,
AGED ABOUT 41 YEARS,
R/O NO.19, 1ST MAIN ROAD,
SRIKANTESHWARA NAGAR,
NANDINI LAYOUT,
BENGALURU NORTH,
BENGALURU - 560 096.

                                             ...PETITIONER
(BY SRI. HARISH NARASAPPA, SENIOR COUNSEL
SRI. SMARAN SHETTY, ADVOCATE)

AND:

SMT. SHOBHA KARANDLAJE,
D/O LATE MONAPPA GOWDA,
NO.16, 2ND MAIN ROAD,
3RD CROSS, NEW BEL ROAD,
CHIKKAMARANHALLI,
BENGALURU - 560 094.

                                         ...RESPONDENT
(BY SRI. VENKATESH DALAWAI, ADVOCATE)

    THIS ELECTION PETITION IS FILED UNDER SECTION 81
OF REPRESENTATION OF PEOPLE ACT, 1951 PRAYING TO
DECLARE THAT THE RESULT OF THE ELECTION OF
RESPONDENT, AS THE RETURNED CANDIDATE FROM THE 24
NORTH BENGALURU PARLIAMENTARY CONSTITUENCY IS NULL
AND VOID IN TERMS OF SECTION 100(b), SECTION 100(d)(i)
                              -2-




AND SECTION 100(d)(iv)       OF    THE   REPRESENTATION   OF
PEOPLE'S ACT, 1951.

     THIS ELECTION PETITION HAVING BEEN HEARD AND
RESERVED FOR ORDERS ON 21.04.2025, COMING ON FOR
PRONOUNCEMENT OF ORDER, THIS DAY, MADE THE
FOLLOWING:

CORAM:     THE HON'BLE MR. JUSTICE E.S. INDIRESH

                       CAV ORDER

 ORDERS ON IA No.2 OF 2024 AND IA No. 3 OF
                   2024

     1.     In this petition, the petitioner has sought for

declaration that, the election of respondent, being the

Returned candidate, from the 24-North Bengaluru

Parliamentary Constituency as null and void in terms

of Section 100(b), 100(d)(i) and 100(d)(iv) of the

Representation of the People's Act, 1951 (hereinafter

referred to as Act).


     2.     On service of summons, respondent entered

appearance and filed detailed written statement,

denying the averments made in the Election Petition.

The respondent has filed application in IA No.2 of

2024      under   Section   81(3)   of   the   Act,   seeking
                                   -3-




dismissal of the Election Petition for non-compliance of

Section 81(3) of the Act. The respondent has filed IA

No.3 of 2024 under Section 83(1)(a)(b)(c) and (2) of

the Act read with Order VII Rule 11 (a) and (d) of the

Code of Civil Procedure, seeking rejection of Election

Petition as devoid of cause of action as well as not

complying with the mandatory requirements under

Section 83(1)(a)(b)(c) as well as proviso to Section

83(1) and (2) of the Act.


        3.   The applications were heard on merits and

disposed of by this order.


        4.   In order to decide the applications in IA No.2

of 2024 and IA No.3 of 2024 filed by the respondent

for rejection of Election Petition, it is relevant to

extract the prayer made in the Election Petition, which

reads as under:

  "a)    Call for the entire records from the Returning Officer
         pertaining to the nomination papers, FORM 26 and all
         other papers filed by respondent No.1 ;
                                     -4-




  b)    Declare that the result of the Election of respondent No.1
        as the returned candidate from the 24 North Bengaluru
        Parliamentary Constituency is null and void in terms of
        Section 100(b), Section 100(d)(i) and Section 100 (d)(iv)
        of the Representation of the People's Act 1951;

  c)    Pass such other orders as this Hon'ble deems fit in the
        facts and circumstances of the case, in the interest of
        justice and equity."

  d)        Award costs towards this petition.

                                                 (Emphasis supplied)


FACTS OF THE CASE:-

       5.       The petitioner has presented the Election

Petition on 19th July, 2024 stating that the petitioner is

an     Elector      of   24-North         Bangalore     Parliamentary

Constituency and Voter Identification Card of the

petitioner is produced at Annexure-B1. It is stated

that the petitioner preferred this Election Petition in

the capacity as an Elector under Section 81 of the Act.

It is further averred in the petition that, the Election

Commission of India notified the General Elections to

Lok Sabha on 16.03.2024 and calendar of events for
                                -5-




Parliamentary Constituency No.24, North Bengaluru is

as under:

 Event                                     Schedule

 Announcement and Issue of Press Note      16 March, 2024
                                           (Saturday)

 Issue of Notification                     28 March, 2024
                                           (Thursday)

 Last date for filing of Nominations       04 April, 2024
                                           (Thursday)

 Scrutiny of Nomination                    05 April, 2024
                                           (Friday)

 Last date for withdrawal of candidature   08 April, 2024
                                           (Monday)

 Date of Poll                              26 April, 2024
                                           (Friday)

 Date of Counting of Votes                 04 June, 2024
                                           (Tuesday)

 Date before which the election shall be   06 June, 2024
 completed                                 (Thursday)



     6.     It is further stated in the petition that, the

Government of Karnataka by its notification dated

28.03.2024 (Annexure-C) notified the proposed 2024

General Elections as per Annexure-D. It is further

averred in the petition that the respondent has filed
                            -6-




her nomination paper in FORM 2A under Rule 4 of the

Conduct of the Election Rule, 1961 on 03.04.2024 (as

per Annexure-E) and same was scrutinized by the

Returning Officer. In addition to the nomination paper,

the respondent has filed affidavit in FORM 26 under

Rule   4A   of   Conduct    of   Election   Rules,   1961

(hereinafter to referred to as Rules, 1961) as per

Annexure-F. The list of candidates for 24 North

Bangalore Constituency is produced at Annexure-G.

Election was held on 26.04.2024 and after the

counting of votes, on 04.06.2024 and the respondent

was declared as Returned Candidate for 24-North

Bangalore Constituency. It is also averred in the

petition that affidavit in FORM 26 filed by the

respondent demonstrates the concealment of criminal

proceedings and the respondent has not disclosed the

status of her financial assets and liabilities. Therefore,

it is contended by the petitioner that, the FORM 26

affidavit filed by the respondent is contrary to the
                            -7-




provisions of the Act and Rules, 1961 and also the law

laid down by the Hon'ble Supreme Court, in this

regard.


     7.   The petitioner has raised following grounds:

     7.1 The FORM 26 Affidavit of the respondent

does not disclose the pending Criminal proceedings.


     7.2 The FORM 26 Affidavit does not adequately

provide details of pending Criminal proceedings.


     7.3 The Returning Officer has not provided the

details in compliance of the direction of the Hon'ble

Supreme Court in W.P.(Civil) No.536 of 2011.


     7.4 The    respondent       has   not   disclosed   the

previous Criminal proceedings.


     7.5 FORM 26 Affidavit does not properly disclose

the Financial Assets and Liabilities of the respondent.


     7.6 Concealment and Mis-statement in FORM 26

Affidavit amounts to "Corrupt Practice".
                            -8-




     8.   The petitioner, by urging the aforementioned

grounds, pleaded that, as per Rule 4(A) of the Rules,

1961, it is the duty of the candidate to disclose all

relevant details as part of the Nomination Process.

Such disclosure in FORM 26 Affidavit is intended to

provide the Electorate and the public at large as to

participate in the democratic process. It is the

contention of the petitioner that, the respondent has

failed to make necessary disclosure of the Criminal

proceedings in which she was arrayed as an accused

at the time of filing of FORM 26 Affidavit and

therefore, sought for interference of this Court.


     8.1 It is also contended by the petitioner that,

the respondent has disclosed only five proceedings at

Sl.No.5 of the FORM 26 affidavit, whereas, the

respondent has failed to disclose other proceedings

which were pending as on the date of filing of the

nomination paper, particularly, the proceedings in the

case of Joint Director, Directorate of Enforcement
                              -9-




Vs. Smt. Shobha Karandlaje (in MSA No.112 of

2018) which is pending consideration before the

competent    Court     as   per    Annexure-H.   It   is   the

grievance of the petitioner that, the respondent has

mentioned the proceedings in MSA No.112 of 2018

during filing of nomination in the 2019 Lok Sabha

Election and Copy of the FORM 26 Affidavit filed by the

respondent is produced at Annexure-J. Hence, it is

stated that the respondent has deliberately omitted to

mention the proceedings of MSA No.112 of 2018 in

FORM 26 Affidavit and suppression of the said aspect

requires to be considered in the Election Petition. It is

also contended by the petitioner that, the respondent

has been arraigned as accused in PCR No.55750 of

2016 pending consideration before the X Additional

Chief   Judicial     Magistrate,     Mayohall,   Bengaluru

(Annexure-K)       and      therefore,    concealing       the

aforementioned aspect attracts Section 100 (1) (d) (i)

and (iv) of the Act.
                               - 10 -




      8.2 It is further contended by the petitioner that,

the respondent, at Sl.No.5 of her FORM 26 Affidavit,

disclosed the pending Criminal proceedings, however,

the   respondent    failed      to     provide   the   material

particulars or adequate information and description,

namely; i) nature of the Crime, ii) the seriousness of

the offence alleged, iii) the involvement of the

candidate to the alleged Crime, iv) the punishment for

such an offence, and v) the cumulative impact of

these factors on the suitability, character and fitness

of the candidate to contest in the Lok Sabha Election.

It is also stated that, four out of five of the Criminal

proceedings disclosed in FORM 26 Affidavit do not

contain the description and therefore, sought for

interference of this Court.


      8.3 It is also pleaded by the petitioner that, the

proceedings under Section 45(1) of PML Act read with

Section 200 of Cr.P.C., does not disclose the details of

the amount alleged to have been invested by the
                               - 11 -




respondent in Shell Company, the details of the

alleged    Money    Laundering,        involvement        of     the

respondent in the transaction and corresponding

imprisonment were absent in FORM 26 Affidavit.


     8.4 It is also stated in the petition that, the

respondent has failed to follow the guidelines issued

by   the     Election   Commission        of     India,        dated

10.10.2018 and the judgment of Hon'ble Supreme

Court in the case of Public Interest Foundation and

Others       Vs.    Union         of    India,      (W.P.Civil

No.536/2011) in a prescribed standard formats,

relating to her Criminal antecedents and therefore, it

is the duty of the Returning Officer to consider the

same as per the provisions under the Act and the

Rules 1961. Referring to the judgment of this Court in

Mudiyappa Vs. Basavaraj (W.P.No.107291/2023,

dated      10.01.2024),     it    is   contended     that,       not

disclosing   the   Criminal      proceedings      attracts       the

provisions under the Act.
                             - 12 -




       8.5 Nextly, it is pleaded in the Petition about the

disclosure of financial liabilities and assets in FORM 26

Affidavit. The respondent has disclosed only one loan

availed by her to an extent of Rs.4,06,00,640/- owed

to M/s. Adarsha Developers and no further information

is provided. It is also stated that, the respondent has

provided the outstanding amount and further not

disclosed nature of the loan i.e. the amount borrowed

is secured or un-secured loan, the nature of re-

payment as well as the relationship between the

respondent and the creditor, which is conspicuously

absent in FORM 26 Affidavit.           Therefore, it is the

contention of the petitioner that, the respondent

deliberately suppressed and concealed as well as

withhold the crucial information from the electorant,

which amounts to guilty of "Corrupt Practice" under

Section 123(2) of the Act and same is in violation of

the judgment of the Hon'ble Supreme Court in the

case    of   Krishnamoorthy          Vs.   Sivakumar   and
                              - 13 -




Others reported in (2015) 3 SCC 467 and in the

case of Lok Prahari Vs. Union of India reported in

(2018) 4 SCC 699. Hence, the petitioner has

presented this Election Petition.


      9.   Upon entering appearance, the respondent

filed written statement and also IA No.2 of 2024 and

IA No.3 of 2024, seeking rejection of the Petition on

the ground that the specific allegations of Corrupt

practice as urged in the Petition do not meet the basic

requirements of law.     It is further stated in the said

applications that, no trial or enquiry is required to be

made in the Petition as the same does not disclose a

triable issue or cause of action and accordingly,

sought for dismissal of the Petition.


      10. It is the contention of the respondent that

the   copy   of   Election   Petition   served   upon   the

respondent, has not been attested by the petitioner in

his own signature as true copy. It is the contention of

the respondent that, the petitioner is misleading the
                                 - 14 -




Court and not stated in the petition as to what was

required in law to be disclosed in the FORM 26

Affidavit, except the information provided by the

respondent in FORM 26 Affidavit. It is stated that, the

proceedings initiated under PML Act, are essentially

attachment      proceedings        which         are    not   Criminal

Proceedings and as such, the Enforcement Directorate

preferred MSA No.112 of 2018, which is civil in nature

and not required to be disclosed in FORM 26 Affidavit

and same is set aside by the Appellate Authority. It is

also   stated     that,   the     allegation           regarding   PCR

No.55750 of 2016 is pertaining to a private complaint

filed by one Roshan Baig against the respondent which

came    to   be      dismissed       for    non-prosecution         on

20.05.2017 by same was restored as per the order

dated 15.06.2017 of this Court and as on the date of

nomination      to   be   filed    by      the    respondent,      the

competent Trial Court has not taken cognizance nor

issued summons to the respondent for appearance
                             - 15 -




and therefore, there is no requirement in law to

mention about the said case even though same was

mentioned in the previous affidavit. The said case has

not been categorized as heinous offence under Section

8 of the Act. It is also averred in the written statement

and applications that, the sole requirement prescribed

under Section 33-A of the Act, is with regard to cases

where cognizance has been taken and charges framed

therein by the competent court and in the absence of

any positive assumption made in the Election Petition,

merely non-mentioning of civil cases does not attract

the rigor of disqualification. It is also stated in the

applications that, the guidelines laid down by the

Hon'ble Supreme Court in the cases referred to above

has been followed by the respondent and nomination

has been filed along with FORM 26 Affidavit and those

documents have been scrutinized scrupulously by the

Returning Officer and therefore, sought for dismissal

of the Election Petition.
                               - 16 -




     11. In response to the applications in IA No.2 of

2024 and IA No.3 of 2024, the petitioner has filed

statement of objections, contending that the said

applications have been filed to protract the process of

Trial in order to succeed in dragging the proceedings

beyond the term for which the respondent has been

elected.     It is further stated in the statement of

objections    that,   the   petitioner   has   produced   all

relevant facts and particulars in the Election Petition,

which would disclose the cause of action to set-aside

the Election of the respondent on the ground of

"Corrupt practices".        It is further stated that the

petitioner has pleaded all the material facts and

particulars as required under Section 83(1)(a) and (b)

of the Act, which discloses the cause of action. It is

also stated in the statement of objections that the

existence of cause of action as narrated in the petition

is sufficient for conducting trial in the Election Petition

and whether the cause of action narrated in the
                           - 17 -




petition against the respondent is weak or strong is a

matter of Trial which would be proved during the

course of Trial. In addition to this, the petitioner has

stated that the petitioner has provided all particulars

relating to the "Corrupt practices" indulged by the

respondent, as alleged, in the Election Petition and as

such, it is contended that, reading of the entire

petition comprehensively, makes it clear that the

material facts narrated in the Election Petition are

within the ambit of Section 123 of the Act. Hence,

sought for dismissal of the applications.


     12. Heard, Sri. Harish Narasappa, learned Senior

Counsel appearing on behalf of Sri. Smaran Shetty,

learned counsel appearing for the petitioner and Sri.

Venkatesh Dalawai, learned counsel appearing for the

respondent.



CONTENTIONS   OF  THE   LEARNED   SENIOR
COUNSEL APPEARING FOR THE PETITIONER
                              - 18 -




     13. Sri.   Harish      Narasappa,         learned   Senior

Counsel appearing on behalf of Sri. Smaran Shetty,

learned counsel appearing for the petitioner, argued

on IA No.2 of 2024 that, Election Petition was filed in

strict compliance with Section 81(3) of the Act, and

the Registry of this Court has verified additional sets

of the Election Petition and found them to be in

conformity with law and procedure thereunder, and

thereafter   this   Court   has       issued   notice    to   the

respondent. It is contended by the learned Senior

Counsel that, the question of ante dating the verifying

affidavit does not arise since, the said affidavit bears

the seal and signature of the notary and attestation of

the said affidavit reflects the date on which the

affidavit was executed by the petitioner. He further

contended that, the petitioner did not filed the

verifying affidavit at the time of filing of the Election

Petition though same is not required under the Act,

and further, affidavit in FORM 25 was filed along with
                           - 19 -




the petition as per the Rules, however, the Registry of

this Court has raised objection regarding the non-filing

of verifying affidavit. Thereafter, the petitioner, with

the leave of this Court, complied with the office

objections raised by the Registry and as such,

verifying affidavit has been filed in support of the

Election Petition. It is also contended by the learned

Senior Counsel that, there exists no consequential

defect as alleged by the respondent and accordingly,

sought for dismissal of IA No.2 of 2024.


     13.1 To buttress his arguments learned Senior

Counsel places reliance on the judgments of the

Hon'ble Supreme Court in the cases of Murarka

Radhey Shyam Ram Kumar Vs. Roop Singh

Rathore and Others reported in (1964) 3 SCR 573,

Dr. Anup Singh Vs. Shri. Abdul Ghani and Others

reported in (1965) 1 SCR 38 and Ch. Subba Rao

Vs. Member, Election Tribunal reported in (1964)

6 SCR 213 and argued that, the term "copy" under
                                - 20 -




Section 81(3) of the Act does not require exact

transcript and the ministerial errors or omissions by

notaries/oath commissioners are not fatal to a Election

Petition and same do not provide a ground for

dismissal of the Election Petition.


       13.2 It is also contended by the learned Senior

Counsel that, the petitioner has amended the Election

Petition   by    deleting     the       Returning     Officer,   who

arraigned as respondent No.2 in the Election Petition

and made necessary changes in the Election Petition

without urging additional grounds or new documents

have    been     produced      and       therefore,     sought   for

dismissal of IA No.2 of 2024. It is also contended by

the    learned    Senior    Counsel         appearing      for   the

petitioner that, the objection raised by the respondent

are     hyper     technical      in       nature,      which     are

inconsequential and the Hon'ble Supreme Court has

consistently held that minor procedural defects are

curable and should not result in rejection of the
                                  - 21 -




Election    Petition,      unless,        there   is    a   failure    of

substantial compliance made therein in the petition.


     13.3    Sri.       Harish   Narasappa,            learned    Senior

Counsel appearing for the petitioner asserts that, IA

No.3 of 2024 is devoid of merits and same is filed to

protract the proceedings. It is the contention of the

learned Senior Counsel that, the petitioner has set out

the specific instances of suppression of material

information by the respondent in her nomination

papers, which squarely fall within the ambit of

'Corrupt Practices' under Section 123 of the Act. He

also refers to the judgment referred to in the Election

Petition    and     submitted        that,    the      respondent      is

attempting to bid to evade the judicial scrutiny of this

Court. It is also submitted by the learned Senior

Counsel by referring to FORM 26 Affidavit that, the

respondent        has     not    disclosed        pending        Criminal

proceeding in MSA No.112 of 2018 and not adequately

provide details of pending Criminal proceedings. It is
                           - 22 -




also argued that, the respondent has not disclosed

prior Criminal proceedings as per the declaration of

law in the case of Mudiyappa supra, inter-alia argued

that, FORM 26 Affidavit does not disclose the status of

the financial liabilities and assets of the respondent,

particularly, referring to the nature of loan availed by

the respondent from the creditor and therefore,

argued that such concealment in the          FORM 26

Affidavit amounts to 'Corrupt Practices' under the Act.

Learned Senior counsel appearing for the petitioner

places reliance on the judgment of the Hon'ble

Supreme Court in the case Bhim Rao Baswanth Rao

Patil vs. K. Madan Mohan Rao and Others reported

in (2023) 18 SCC 231 and contended that, the idea

behind disclosure of Criminal antecedents is to ensure

transparency and enable the voters to make an

informed choice while casting their vote in the election

and therefore, the Election Petition cannot be rejected
                               - 23 -




whimsically and cause of action for a full fledged trial

is required in this petition.


     13.4 Referring to paragraph Nos.20 to 28 of the

Election   Petition,   Sri.   Harish         Narasappa,   learned

Senior Counsel appearing for the petitioner argued

that, the FORM 26 Affidavit shall contain the required

material for fair electioneering process and that apart,

the petitioner being a voter of the constituency must

know    the   antecedents       of     the      respondent      and

therefore,    the   learned      Senior        Counsel    for   the

petitioner contended that, dismissing the Election

Petition at the threshold for the alleged deficiencies

and lack of material facts and particulars, which are

curable in nature and therefore, places reliance on the

judgment of the Hon'ble Supreme Court in the case of

Sardar Harcharan Singh Brar vs. Sukh Darshan

Singh and Others reported in (2004) 11 SCC 196.

It is further contended by the learned Senior counsel

that, non-compliance with the affidavit requirement
                            - 24 -




under Section 83(1) of the Act, does not justify

dismissal under Section 86(1) of the Act. It is also

contended by the learned Senior Counsel appearing

for the petitioner that, the Election Petition has to be

read as whole and cannot be dissected in piecemeal to

determine the cause of action and as such, by

referring to the judgment in the case of Kimneo

Haokip Hangshing vs. Kenn Raikhan and Others

reported in 2024 INSC 689, it is argued that,

Election Petition should not be rejected at the very

threshold where there is a substantial compliance of

the provisions. Hence, the learned Senior Counsel

appearing for the petitioner submitted that, this Court

has to see whether the pleadings in the petition

constitute a cause of action and cannot comes to the

conclusion that, a roving enquiry is not required inter-

alia, dismiss the petition at the threshold.


     13.5 Referring to the judgment of the Hon'ble

Supreme Court in the case of G.M. Siddeshwar vs.
                           - 25 -




Prasanna Kumar, reported in (2013) 4 SCC 776,

learned Senior Counsel appearing for the petitioner

submitted that, the language contained under Section

83(1)(C) of the Act requires the verification as per the

provisions under CPC and the said affidavit alone shall

stand and such affidavit cannot be considered as

incomplete. He also refers to paragraph 25 in the

above judgment and contended that the Act does not

require a verification of the pleadings in the Election

Petition and same do not find place in Section

83(1)(C) of the Act. Referring to the judgment of the

Hon'ble Supreme Court in the case of A. Manju vs.

Prajwal Revanna @ Prajawal R. and Others

reported   in   (2022)3   SCC      269,   learned   Senior

Counsel appearing for the petitioner contended that, it

is too early to adjudicate the petition insofar as defect

in the affidavit and therefore, contended that, the

applications deserve to be dismissed. Referring to the

judgment of the Hon'ble Supreme Court in the case of
                             - 26 -




Madiraju       Venkata          Ramana           Raju      vs.

Peddireddigari Ramachandra Reddy and Others

reported in (2018) 14 SCC 1, learned Senior Counsel

appearing for the petitioner submitted that the cause

of action embodies a bundle of facts and the petitioner

has produced ample material facts for challenging the

Election proceedings and triable issues are required to

be framed by this Court for final adjudication and

therefore, it is too early to consider the allegation

made by the learned counsel for the respondent and

accordingly, sought for dismissal of the applications. It

is also argued that, this Court has to see the

averments in the petition alone while considering the

application   for   rejection    of   petition   and    further

submitted that, there is no merit in IA No.2 of 2024

and IA No.3 of 2024 and accordingly, sought for

dismissal of the applications.


CONTENTIONS OF THE LEARNED COUNSEL FOR
THE RESPONDENT:
                                - 27 -




     14. Sri. Venkatesh P. Dalawai, learned counsel

appearing for the respondent- Returned Candidate

reiterates    the    averments          made    in   the   written

statement and applications in IA No.2 of 2024 and IA

No.3 of 2024. It is submitted by the learned counsel

appearing for the respondent that, though the defects

in the Election Petition, have been pointed out by the

respondent herein, however, same has not been

considered and complied with by the petitioner and no

leverage can be extended to rectify the defects by the

petitioner. It is contended that the petitioner has not

attested some of the Annexures in the petition as

required     under   Section      81(3)    of    the   Act,   and

signatures appended in some of the Annexures are

different and no explanation is forthcoming in the

objections filed to the applications. It is the principal

submission of the learned counsel appearing for the

respondent that, the affidavit dated 19.07.2024 is

different from affidavit filed subsequent to allow the
                           - 28 -




amendment application. It is also contended by the

learned counsel appearing for the respondent that, the

verifying affidavit was sworn to before the competent

notary with ante dated as if it was sworn to by the

petitioner on 19.07.2024 and this aspect was not

disputed by the petitioner in statement of objections

to IA No.2 of 2024 and IA No.3 of 2024 and therefore,

contended that the petitioner is misleading the Court

by comparing the verifying affidavit with FORM 25

Affidavit. It is contended by the learned counsel

appearing for the respondent that, the procedure for

the Election Petition requires certain things to be done

as per the provisions under the Act, compared to any

other petitions and further, though the requirement of

the compliance has been pointed out, the petitioner

has ignored the same and therefore, in terms of the

judgment of the Hon'ble Supreme Court in the case of

C.P.John   vs.   Babu    M.        Palissery   and   Others

reported in (2014) 10 SCC 547, Sri. Venkatesh P.
                               - 29 -




Dalawai, learned counsel appearing for the respondent

argued that, the Election Petition deserves to be

rejected at the threshold. He also submitted that, the

prescribed proper procedure for filing of the petition is

as per the Rules and same will have to be done in that

manner only and same cannot be considered as hyper

technical in nature since the intention of the Act and

Rules is to fix the responsibility of the person, who

files   the   petition   and      accordingly,   sought   for

interference of this court to dismiss the petition.

Referring to the provisions under Section 83(1) (C)

and (2) of the Act, Sri. Venkatesh P. Dalawai, learned

counsel appearing for the respondent argued that

every document or Annexure filed with the Election

Petition mandatorily requires the verification as per

the provisions under the Act, as well as Order VI Rule

15 of CPC. These provisions are mandatory in nature

and     without   complying      with   the   aforementioned
                           - 30 -




statutory obligations, the Election Petition is liable to

be dismissed.


     14.1 Nextly, learned counsel appearing for the

respondent made submission on the compliance of

FORM 26 Affidavit by the respondent at the time of

filing of nomination papers. Referring to the petition

averments particularly, paragraphs 15 to 19 and 41 to

49 are not part of FORM 26 Affidavit. In these

paragraphs, no allegation has been made with regard

to "Corrupt practice" in the Electioneering process. If

the said aspect is accepted, then that paragraphs at

15 to 19 and 41 to 49 have to be struck off from the

pleadings   then    the   Election    Petition   become

incomplete even for issuance of summons by this

Court. Referring to page No.29 of respondent copy,

which has been served to the respondent and page

No.180 of the Court Copy referring to office objection

No.3, it is contended that only the affidavit filed under

Rule 94-A of the Rules is enclosed and no verifying
                             - 31 -




affidavit   has   been   filed       by   the   petitioner   and

accordingly submitted that same contravenes Section

81(3) of the Act and as such sought for dismissal of

the Election Petition.


     14.2 Sri. Venkatesh P. Dalawai, learned counsel

for the respondent submitted that the Election Petition

does not disclose cause of action and no material facts

are produced in the Election Petition. Referring to the

averments in the Election Petition, it is submitted that

there is no suppression of material facts in the FORM

26 Affidavit and as such referred to paragraph No.21

of the Election Petition as well as the provisions

contained under Section 33-A(1) of the Act, learned

counsel appearing for the respondent contended that

the petitioner has not furnished any particulars as

required under Section 33-A of the Act and if such an

offence is punishable with two or more years of

imprisonment and if cognizance is taken and charge is

framed thereunder and in the absence of these
                           - 32 -




material facts, the Election Petition requires to be

dismissed and same has to be construed as abuse of

process of law by the petitioner. Inviting the attention

of the Court to the      chart, referring to the cases,

Sri.Venkatesh P. Dalawai, learned counsel for the

respondent submitted that Sl.Nos.1 to 3 are pertaining

to same case which came to be dismissed on

17.03.2021 and no charge has been framed against

the respondent. Sl.No.4 is pertaining to defamation

case filed by one Roshan Baig, in which no cognizance

has been taken by the competent court and no charge

has been framed. Insofar as the cases referred to at

Sl.Nos.5 to 7, it is contended by the learned counsel

for the respondent that these are the attachment

proceedings which are not criminal in nature though

arising out of the provisions of PML Act and the orders

were passed in favour of the respondent by the

Appellate   Authority,   and       as   such   refutes   the
                               - 33 -




contentions of the learned Senior Counsel for the

petitioner.


     14.3 Nextly, it is contended by the learned

counsel for the respondent that, MSA No.112/2018

was filed by the Enforcement Directorate, which are

pending consideration before the competent court and

are not in the nature of criminal proceedings. Insofar

as the loan particulars furnished by the respondent is

concerned, it is contended by the learned counsel for

the respondent that nothing has been stated in the

Election Petition by the petitioner pointing out the

absence       of   material   particulars   and   therefore,

submitted that the Election Petition is devoid of merits

and as such, sought for rejection of the same.


     14.4 It is also contended by the learned counsel

for the respondent that the respondent has been

elected with a margin of more than 1.5 lakhs votes in

the General Election and as the Election Petition lacks

details of the petitioner and his background and has
                           - 34 -




been set up by certain inimical persons and further

the present petition has been filed to harass the

respondent and accordingly, sought for dismissal of

the Election Petition at the threshold on the ground of

lack of material facts.


     14.5 Referring to the judgment dated 10.01.2024

of this Court in WP No.107291/2023, it is argued by

Sri. Venkatesh P. Dalawai that the issue involved in

the said writ petition was with regard to the provisions

contained under the Gram Panchayat Act and Section

33-A of the Act has not been dealt in the said

judgment and therefore, same is not applicable to the

facts of this case.


     14.6 Nextly, Sri. Venkatesh P. Dalawai, learned

counsel for the respondent referred to the verification

paragraph at page 26 of the Election Petition and

submitted that, the verification paragraph do not

contain the date and place on which the Election

Petition has been filed by the petitioner which is
                          - 35 -




mandatorily required as per Order VI Rule 15 of CPC

and therefore, it is contended that, the petition

deserves to be dismissed.


    14.7 It is also submitted by the learned counsel

for the respondent that, in the verifying affidavit at

page 27, the Annexures at A, B-1, M1 to M7 were

included and same has not been incorporated in the

copy of the respondent and therefore, it is contended

that, the petition requires to be dismissed for non-

compliance of Section 100 of the Act. To buttress his

arguments, learned counsel for the respondent places

reliance on the judgment of the Hon'ble Supreme

Court in the case of Krishnamoorthy (supra) and in

the case of Dhartipakar Madan Lal Agarwal vs.

Rajiv Gandhi reported in 1987 Supp.SCC 93.

Referring to the judgment of the Hon'ble Supreme

Court in the case of C.P. Jonh vs. Babu M.

Pallissery and Others reported in (2014) 10 SCC

547, particularly, referring to paragraphs 18 and 38,
                                - 36 -




it is contended by the learned counsel for the

respondent that, as the petitioner has failed to remove

the    defect   in    the   Election      Petition    despite     the

opportunity has been extended to him and therefore,

the petition requires to be dismissed.


      14.8 Learned counsel for the respondent places

reliance on the judgment of the Hon'ble Supreme

Court in the case of Karim Uddin Barbhuiya vs.

Aminul Haque Laskar and Others reported in 2024

SCC Online SC 509 and argued with reference to

compliance of Section 100(1) (d) (i) of the Act, that, it

is not open for the Petitioner to state at the later

stage as to how "Corrupt Practice" has materially

affected the result of the election. It is the duty of the

petitioner to produce cogent material as to how the

Nomination Form of respondent herein contained

irrelevant material, so also, suppression of materials

by the Returned Candidate. Referring to the judgment

of    the   Hon'ble    Supreme          Court   in   the   case    of
                           - 37 -




Kanimozhi Karunanidhi vs. A. Santhana Kumar

and Others reported in 2023 SCC Online SC 573,

at paragraphs 27 and 32, it is argued that, the

Election Petition deserves to be dismissed summarily

on the omission of a single material fact leading to an

incomplete   cause   of action     and   therefore,   it is

submitted that, IA No.2 of 2024 and IA No.3 of 2024

have to be allowed. He further contended that, though

the learned Senior counsel appearing for the petitioner

submitted that substantial compliance has been made

to cure the defects in the Election Petition and the said

submission cannot be accepted on the sole ground

that, the statutory requirement under the Act has to

be scrupulously followed and complied with to remove

the entire defect as required under Section 100 of the

Act, where the legality of the election of the Return

Candidate is challenged and any result in the petition

would affect the democratic process and therefore, it

is argued that, the petitioner be cautious before filing
                             - 38 -




the Election Petition and as such, sought for dismissal

of the Election Petition.


ANALYSIS:


     15. In the light of the submission made by the

learned counsel for the parties, I have carefully

examined the pleadings on record and the rival

submission made by the learned counsels for the

parties confining to IA No.2 of 2024 and IA No.3 of

2024.


     16. IA No.2 of 2024 has been filed by the

respondent, seeking rejection of the petition for non-

compliance of Section 81(3) of the Act referring to

original petition filed before this Court with the copy of

the petition sent to the respondent through summons,

where a defective copy has been served to the

respondent. This court vide order dated 25.09.2024

pursuant to the memo dated 24.09.2024 filed by the

respondent, copy of the Election Petition along with
                             - 39 -




the summons received by the respondent was kept in

safe custody. These documents were also perused at

the time of arguments.


     17. Insofar as submission made by the learned

counsel appearing for the parties on IA No.3 of 2024

filed by the respondent seeking dismissal of the

Election   Petition   for   not      complying     with   the

requirement of Section 83(1)(a)(b)(c) as well as

proviso to Section 83(1) and (2) and Section 81(3) of

the Act, I find that it is expedient to consider the

applications on merits.


     18. The    learned     counsel    appearing    for   the

respondent has contended that the petition is devoid

of merits on the ground of lack of cause of action and

learned Senior Counsel appearing for the petitioner

replied that the essential facts have been narrated and

same is required to be proved during the trial. In this

backdrop of the matter, the following points have to

be answered on these applications:
                             - 40 -




      (1) Whether the averments made in the

      Election Petition lacks material facts and do

      not disclose the cause of action?


      (2) Whether    the   grounds   urged   by the

      respondent in IA No.2 of 2024 and IA No.3 of

      2024 are just and proper, to reject Election

      petition?


      (3) What order ?


19.    Having heard the learned counsel appearing for

the parties, it is well established principle in law that,

while considering the application under Order VII Rule

11 of the Civil Procedure Code, it is the duty of the

Court to look into the averments made in the

plaint/petition alone and documents produced along

with the plaint/petition. The plaintiff/petitioner must

make out a case for conducting trial/enquiry, inter-alia

demonstrates that, triable issues are involved in the

suit/petition and further the Court should not be
                            - 41 -




misguided with the defence taken in the written

statement. The petition/plaint could be rejected, if the

allegations made in the petition/plaint, are bald and

does not disclose the cause of action.          It is also

pertinent to mention here that while considering such

application, the Court has to apply its mind as to

grounds urged by the respondent/defendant in the

application, comes within the parameters of Order VII

Rule 11 of the Code of Civil Procedure.        The entire

averments in the plaint/petition has to be read in

whole as to satisfy the ingredients contemplated under

Order VII Rule 11 of the Code of Civil Procedure. At

this juncture, it is also to be noted that, if the petition

averments lacks cause of action or there is a patent

error to exercise the jurisdiction by the competent

Court, such application has to be accepted to save the

judicial time and not to allow the petitioner/plaintiff to

proceed in the matter further as the same will cause

hardship/injury to the defendant/respondent. Hence, it
                                 - 42 -




is relevant to follow the following law declared by the

Hon'ble Apex Court in relation to considering the

application filed under Order VII Rule 11 of the Civil

Procedure Code, in respect of Election Petition.


     20. Recently, the Hon'ble Supreme Court in the

case of Correspondence, RBANMS Educational

Institution       vs.   B.   Gunashekar           and      Another

reported in 2025 SCC Online SC 793 at Paragraphs

14 and 15 held as follows:

     "14. Let us first examine the scope and purpose of
     Order VII       Rule        11 CPC.        This        Court
     in Dahiben v. Arvindbhai Kalyanji Bhanusali (Gajra) dead
     through legal representatives, explained in detail the
     applicable law for deciding the application for rejection of
     the plaint. The relevant paragraphs of the said decision
     are reproduced below:

        "23.1 ...

        23.2. The remedy under Order VII Rule 11 is an
        independent and special remedy, wherein the Court is
        empowered to summarily dismiss a suit at the
        threshold, without proceeding to record evidence, and
        conducting a trial, on the basis of the evidence
        adduced, if it is satisfied that the action should be
        terminated on any of the grounds contained in this
        provision.

        23.3. The underlying object of Order VII Rule 11 (a) is
        that if in a suit, no cause of action is disclosed, or the
        suit is barred by limitation under Rule 11 (d), the
        Court would not permit the plaintiff to unnecessarily
        protract the proceedings in the suit. In such a case, it
                        - 43 -




would be necessary to put an end to the sham
litigation, so that further judicial time is not wasted.

23.4. In Azhar Hussain v. Rajiv Gandhi13 this Court
held that the whole purpose of conferment of powers
under this provision is to ensure that a litigation which
is meaningless, and bound to prove abortive, should
not be permitted to waste judicial time of the court, in
the following words : (SCC p.324, para 12)

"12. ...The whole purpose of conferment of such power
is to ensure that a litigation which is meaningless, and
bound to prove abortive should not be permitted to
occupy the time of the Court, and exercise the mind of
the respondent. The sword of Damocles need not be
kept hanging over his head unnecessarily without
point or purpose. Even in an ordinary civil litigation,
the Court readily exercises the power to reject a
plaint, if it does not disclose any cause of action."

23.5. The power conferred on the court to terminate a
civil action is, however, a drastic one, and the
conditions enumerated in Order VII Rule 11 are
required to be strictly adhered to.

23.6. Under Order VII Rule 11, a duty is cast on the
Court to determine whether the plaint discloses a
cause of action by scrutinizing the averments in the
plaint14 read in conjunction with the documents relied
upon, or whether the suit is barred by any law.

23.7. Order VII Rule 14(1) provides for production of
documents, on which the plaintiff places reliance in his
suit, which reads as under:

"14. Production of document on which plaintiff sues or
relies.-(1) Where a plaintiff sues upon a document or
relies upon document in his possession or power in
support of his claim, he shall enter such documents in
a list, and shall produce it in Court when the plaint is
presented by him and shall, at the same time deliver
the document and a copy thereof, to be filed with the
plaint.

(2) Where any such document is not in the possession
or power of the plaintiff, he shall, wherever possible,
state in whose possession or power it is.
                        - 44 -




(3) A document which ought to be produced in Court
by the plaintiff when the plaint is presented, or to be
entered in the list to be added or annexed to the
plaint but is not produced or entered accordingly, shall
not, without the leave of the Court, be received in
evidence on his behalf at the hearing of the suit.

(4) Nothing in this rule shall apply to document
produced for the cross examination of the plaintiff's
witnesses, or, handed over to a witness merely to
refresh his memory."
                                (emphasis supplied)

23.8. Having regard to Order VII Rule 14 CPC, the
documents filed alongwith the plaint, are required to
be taken into consideration for deciding the
application under Order VII Rule 11(a). When a
document referred to in the plaint, forms the basis of
the plaint, it should be treated as a part of the plaint.

23.9. In exercise of power under this provision, the
Court would determine if the assertions made in the
plaint are contrary to statutory law, or judicial dicta,
for deciding whether a case for rejecting the plaint at
the threshold is made out.

23.10. At this stage, the pleas taken by the defendant
in the written statement and application for rejection
of the plaint on the merits, would be irrelevant, and
cannot be adverted to, or taken into consideration15.

23.11. The test for exercising the power under Order
VII Rule 11 is that if the averments made in the plaint
are taken in entirety, in conjunction with the
documents relied upon, would the same result in a
decree being passed. This test was laid down
in Liverpool & London S.P. & I Assn. Ltd. v. M.V. Sea
Success I which reads as : (SCC p.562, para 139)

"139. Whether a plaint discloses a cause of action or
not is essentially a question of fact. But whether it
does or does not must be found out from reading the
plaint itself. For the said purpose, the averments
made in the plaint in their entirety must be held to be
correct. The test is as to whether if the averments
made in the plaint are taken to be correct in their
entirety, a decree would be passed."
                        - 45 -




23.12. In Hardesh Ores (P.) Ltd. v. Hede & Co.16 the
Court further held that it is not permissible to cull out
a sentence or a passage, and to read it in isolation. It
is the substance, and not merely the form, which has
to be looked into. The plaint has to be construed as it
stands, without addition or subtraction of words. If the
allegations in the plaint prima facie show a cause of
action, the court cannot embark upon an enquiry
whether the allegations are true in fact. D.
Ramachandran v. R.V. Janakiraman.

23.13. If on a meaningful reading of the plaint, it is
found that the suit is manifestly vexatious and without
any merit, and does not disclose a right to sue, the
court would be justified in exercising the power under
Order VII Rule 11 CPC.

23.14. The power under Order VII Rule 11 CPC may
be exercised by the Court at any stage of the suit,
either before registering the plaint, or after issuing
summons to the defendant, or before conclusion of
the trial, as held by this Court in the judgment
of Saleem Bhai v. State of Maharashtra18. The plea
that once issues are framed, the matter must
necessarily go to trial was repelled by this Court
in Azhar Hussain (supra).

23.15. The provision of Order VII Rule 11 is
mandatory in nature. It states that the plaint "shall"
be rejected if any of the grounds specified in clause
(a) to (e) are made out. If the Court finds that the
plaint does not disclose a cause of action, or that the
suit is barred by any law, the Court has no option, but
to reject the plaint.

24. "Cause of action" means every fact which would
be necessary for the plaintiff to prove, if traversed, in
order to support his right to judgment. It consists of a
bundle of material facts, which are necessary for the
plaintiff to prove in order to entitle him to the reliefs
claimed in the suit.

24.1.  In Swamy    Atmanand v. Sri         Ramakrishna
Tapovanam19 this Court held:

"24. A cause of action, thus, means every fact, which
if traversed, it would be necessary for the plaintiff to
prove an order to support his right to a judgment of
the court. In other words, it is a bundle of facts, which
                         - 46 -




taken with the law applicable to them gives the
plaintiff a right to relief against the defendant. It must
include some act done by the defendant since in the
absence of such an act, no cause of action can
possibly accrue. It is not limited to the actual
infringement of the right sued on but includes all the
material facts on which it is founded"

                                    (emphasis supplied)

24.2. In T. Arivandandam v. T.V. Satyapal20 this
Court held that while considering an application under
Order VII Rule 11 CPC what is required to be decided
is whether the plaint discloses a real cause of action,
or something purely illusory, in the following words :
(SCC p. 470, para 5)

"5. ...The learned Munsif must remember that if on a
meaningful - not formal - reading of the plaint it is
manifestly vexatious, and meritless, in the sense of
not disclosing a clear right to sue, he should exercise
his power under Order VII, Rule 11 CPC taking care to
see that the ground mentioned therein is fulfilled.
And, if clever drafting has created the illusion of a
cause of action, nip it in the bud at the first hearing
..."
                                    (emphasis supplied)

24.3. Subsequently, in I.T.C. Ltd. v. Debt Recovery
Appellate Tribunal21 this Court held that law cannot
permit clever drafting which creates illusions of a
cause of action. What is required is that a clear right
must be made out in the plaint.

24.4. If, however, by clever drafting of the plaint, it
has created the illusion of a cause of action, this Court
in Madanuri     Sri    Ramachandra       Murthy v. Syed
Jalal22 held that it should be nipped in the bud, so
that bogus litigation will end at the earliest stage. The
Court must be vigilant against any camouflage or
suppression, and determine whether the litigation is
utterly vexatious, and an abuse of the process of the
court.
.....
28. A three-Judge Bench of this Court in State of
Punjab v. Gurdev Singh23 held that the Court must
examine the plaint and determine when the right to
sue first accrued to the plaintiff, and whether on the
assumed facts, the plaint is within time. The words
                            - 47 -




   "right to sue" means the right to seek relief by means
   of legal proceedings. The right to sue accrues only
   when the cause of action arises. The suit must be
   instituted when the right asserted in the suit is
   infringed, or when there is a clear and unequivocal
   threat to infringe such right by the defendant against
   whom the suit is instituted. Order VII Rule 11(d)
   provides that where a suit appears from the
   averments in the plaint to be barred by any law, the
   plaint shall be rejected."

14.1. Thus, it is clear that the above provision viz.,
Order VII Rule 11 CPC serves as a crucial filter in civil
litigation, enabling courts to terminate proceedings at the
threshold where the plaintiff's case, even if accepted in its
entirety, fails to disclose any cause of action or is barred
by law, either express or by implication. The scope of
Order VII Rule 11 CPC and the authority of the courts is
well settled in law. There is a bounden duty on the Court
to discern and identify fictitious suit, which on the face of
it would be barred, but for the clever pleadings disclosing
a cause of action, that is surreal. Generally, sub-clauses
(a) and (d) are stand alone grounds, that can be raised
by the defendant in a suit. However, it cannot be ruled
out that under certain circumstances, clauses (a) and (d)
can be mutually inclusive. For instances, when clever
drafting veils the implied bar to disclose the cause of
action; it then becomes the duty of the Court to lift the
veil and expose the bar to reject the suit at the threshold.
The power to reject a plaint under this provision is not
merely procedural but substantive, aimed at preventing
abuse of the judicial process and ensuring that court time
is not wasted on fictitious claims failing to disclose any
cause of action to sustain the suit or barred by law.
Therefore, the appeal before us requires careful
consideration of the scope of rejection of the plaint under
Order VII Rule 11 CPC, particularly, in the context of the
suit filed based on an agreement to sell against third
parties in possession.

15. Order VII Rule 11(a) CPC mandates rejection of the
plaint where it does not disclose a cause of action. In Om
Prakash Srivastava v. Union of India24, this Court pointed
out that cause of action means every fact which, if
traversed, would be necessary for the plaintiff to prove in
order to support their right to judgment. It consists of
bundle of facts which narrate the circumstances and the
reasons for filing such suit. It is the foundation on which
the entire suit would rest. Therefore, it goes without
                                 - 48 -




     saying that merely including a paragraph on cause of
     action is not sufficient but rather, on a meaningful reading
     of the plaint and the documents, it must disclose a cause
     of action. The plaint should contain such cause of action
     that discloses all the necessary facts required in law to
     sustain the suit and not mere statements of fact which fail
     to disclose a legal right of the plaintiff to sue and breach
     or violation by the defendant(s). It is pertinent to note
     here that even if a right is found, unless there is a
     violation or breach of that right by the defendant, the
     cause of action should be deemed to be unreal. "

     19. The Hon'ble Supreme Court in the case of

Harcharan Singh Josh vs. Hari Kishan reported in

(1997) 10 SCC 294, at paragraphs 1 and 2 held as

follows:

     "1. This appeal arises against the order of the Delhi High
     Court made on 26-5-1995 in Election Petition No. 6 of
     1994. The appellant is an unsuccessful candidate in
     respect of one of the Assembly Constituencies known as
     No. 64, Sadar Bazar, to the National Capital Territory of
     Delhi Assembly. The elections were held on 6-11-1993.
     The respondent secured 27,126 votes while the appellant
     secured 25,786 votes. The latter filed an election petition
     on diverse grounds including corrupt practices under
     Section 123 of the Representation of the People Act,
     1951. The High Court dismissed his election petition
     under Section 86 of the Act on its findings on four issues
     framed in that case. While upholding the findings in
     favour of the appellant on Issues 1 to 3, it held that the
     requisite number of true copies of the election petition
     were not supplied to the respondent in compliance with
     Section 81(3) of the Act. Reasons in support thereof are
     some grave mistakes including omission to supply full text
     of page No. 18 of the election petition. Another contention
     raised by the respondent was that the affidavit is not a
     true copy of the affidavit which was filed in the court
     along with the election petition. Though it was rejected by
     the High Court as one of the grounds against the rejection
     of the election petition, the respondent has filed cross-
     objections.
                                 - 49 -




     2. It is not necessary for us to go into the grounds on
     which the election petition was dismissed by the High
     Court. Suffice it to state that the objections raised by the
     respondent regarding non-supply of the true copy of the
     affidavit is a formidable objection which merits
     acceptance in view of the recent judgment of this Court
     in Shipra (Dr) v. Shanti Lal Khoiwal . Therein the copy of
     the affidavit supplied to the respondent was not attested
     by the Oath Commissioner. This Court, after considering
     the entire case-law, held that the affirmation before the
     prescribed authority in the affidavit and the supply of its
     true copy is mandatory so that the returned candidate
     would not be misled in his understanding that imputation
     of the corrupt practices were solemnly affirmed and duly
     verified before the prescribed authority. For that purpose,
     Form 25 prescribed by Section 83 requires verification
     before the prescribed authority. The concept of
     substantial compliance has no application in such a case.
     It is seen that the copy of the affidavit supplied to the
     respondent does not contain the affirmation by the Oath
     Commissioner. Under these circumstances, the defect is
     not a curable defect. Therefore, the dismissal of the
     election petition on this ground is sustainable in law."


     20. The Hon'ble Supreme Court in the case of

Kanimozhi Karunanidhi (supra) reported in 2023

SCC Online SC 573, at paragraphs 11 to 15 and 18

to 28 held that,

     "11. So far as the R.P Act, 1951, is concerned, its object
     as is reflected in its short title is to provide for the
     conduct of elections of the Houses of Parliament and to
     the House or Houses of the legislature of each State, the
     qualifications and the disqualifications for membership of
     those Houses, the corrupt practices and other offences at
     or in connection with such elections and the decision of
     doubts and disputes arising out of or in connection with
     such elections. Part-VI of the R.P. Act, 1951 deals with
     the disputes regarding Elections, and Chapter II thereof
     deals with the presentation of the Election petitions to the
     High Court. Section 80 thereof states that no election
     shall be called in question except by an election petition
     presented in accordance with the provisions of Part-VI.
                           - 50 -




12. Section 80A confers jurisdiction on the High Court to
try election petitions. Section 81 deals with the
presentation of petitions which reads as under:

"Section 81. Presentation of Petitions- (1) An election
   petition calling in question any election may be
   presented on one or more of the grounds specified in
   [sub-section (1)] of Section 100 and Section 101 to
   the High Court by any candidate at such election or
   any elector [within forty-five days from, but not
   earlier than the date of election of the returned
   candidate or if there are more than one returned
   candidate at the election and dates of their election
   are different, the later of those two dates].

   Explanation. --In this sub-section, "elector" means a
   person who was entitled to vote at the election to
   which the election petition relates, whether he has
   voted at such election or not.

   (2) [***]

   [(3) Every election petition shall be accompanied by
   as many copies thereof as there are respondents
   mentioned in the petition and every such copy shall be
   attested by the petitioner under his own signature to
   be a true copy of the petition.]

13. Section 82 mandates as to who shall be the parties to
the Election petition. Section 83 pertains to the contents
of the petition, which reads as under:--

   83. Contents of petition- (1) An election petition--

   (a) shall contain a concise statement of the material
   facts on which the petitioner relies;

   (b) shall set forth full particulars of any corrupt
   practice that the petitioner alleges, including as full a
   statement as possible of the names of the parties
   alleged to have committed such corrupt practice and
   the date and place of the commission of each such
   practice; and

   (c) shall be signed by the petitioner and verified in the
   manner laid down in the Civil Procedure Code, 1908 (5
   of 1908) for the verification of pleadings:
                           - 51 -




   [Provided that where the petitioner alleges any
   corrupt practice, the petition shall also be
   accompanied by an affidavit in the prescribed form in
   support of the allegation of such corrupt practice and
   the particulars thereof.]

   (2) Any schedule or annexure to the petition shall also
   be signed by the petitioner and verified in the same
   manner as the petition.]

14. As per Section 86, the High Court is empowered to
dismiss an election petition which does not comply with
the provisions of Section 81 or Section 82 or Section 117.
Section 87 deals with the procedure to be followed by the
High Court which reads as under:

   "87. Procedure before the High Court.--

   (1) Subject to the provisions of this Act and of any
   rules made thereunder, every election petition shall be
   tried by the High Court, as nearly as may be, in
   accordance with the procedure applicable under the
   Civil Procedure Code, 1908 (5 of 1908) to the trial of
   suits:

   Provided that the High Court shall have the discretion
   to refuse, for reasons to be recorded in writing, to
   examine any witness or witnesses if it is of the opinion
   that the evidence of such witness or witnesses is not
   material for the decision of the petition or that the
   party tendering such witness or witnesses is doing so
   on frivolous grounds or with a view to delay the
   proceedings.

   (2) The provisions of the Indian Evidence Act, 1872 (1
   of 1872), shall subject to the provisions of this Act, be
   deemed to apply in all respects to the trial of an
   election petition."

   15. The grounds on which the High Court could
   declare the election of the returned candidate to be
   void are enumerated in Section 100 which reads as
   under:--

   100. Grounds for declaring election to be void. - (1)
   Subject to the provisions of sub-section (2) if the High
   Court is of opinion-
   (a) --
                            - 52 -




   (b) --
   (c) --

   (d) that the result of the election, in so far as it
   concerns a returned candidate, has been materially
   affected-
   (i) --
   (ii) --
   (iii) --

   (iv) by any non-compliance with the provisions of the
   Constitution or of this Act or of any rules or orders
   made under this Act, the High Court shall declare the
   election of the returned candidate to be void."

                        ***

Legal position:

18. The scheme of the Constitutional and statutory
provisions contained in the R.P. Act in relation to the
nature of the right to elect, the right to be elected and the
right to dispute an election have been explained and
interpreted by various Constitutional Benches since 1952.
To cite a few are N.P. Ponnuswami v. Returning Officer,
Namakkal Constituency, in Jagan Nath v. Jaswant Singh,
in Bhikji Keshao Joshi v. Brijlal Nandlal Biyani, in Murarka
Radhey Shyam Ram Kumar v. Roop Singh Rathore etc.

19. What has been gleaned from the said authorities may
be summed up by stating that a right to elect, though
fundamental it is to democracy, is neither a fundamental
right nor a common law right. It is purely a statutory
right. Similarly, right to be elected and the right to
dispute an election are also statutory rights. Since they
are statutory creations, they are subject to statutory
limitations. An Election petition is not an action at
common law, nor in equity. It is a special jurisdiction to
be exercised in accordance with the statute creating it.
The concept familiar to common law and equity must
remain strangers to election law unless statutorily
embodied. Thus, the entire election process commencing
from the issuance from the notification calling upon a
constituency to elect a member or members right upto
the final resolution of the dispute, concerning the election
is regulated by the Representation of People Act, 1951.
The said R.P. Act therefore has been held to be a
                            - 53 -




complete and self-contained code within which must be
found any rights claimed in relation to an election dispute.

20. In a very interesting and important decision in case of
Union of India v. Association for Democratic Reform, a
three-judge Bench of this Court raising a question - in a
nation wedded to republican and democratic form of
government, whether before casting votes, the voters
have a right to know relevant particulars of their
candidates contesting election to the Parliament or to the
legislature of States, deliberated on the powers of the
Election Commission under Article 324 of the Constitution,
and observed as under:--

   "46. To sum up the legal and constitutional position
   which emerges from the aforesaid discussion, it can
   be stated that:

   1. The jurisdiction of the Election Commission is wide
   enough to include all powers necessary for smooth
   conduct of elections and the word "elections" is used
   in a wide sense to include the entire process of
   election which consists of several stages and
   embraces many steps.

   2. The limitation on plenary character of power is
   when Parliament or State Legislature has made a valid
   law relating to or in connection with elections, the
   Commission is required to act in conformity with the
   said provisions. In case where law is silent, Article 324
   is a reservoir of power to act for the avowed purpose
   of having free and fair election. The Constitution has
   taken care of leaving scope for exercise of residuary
   power by the Commission in its own right as a
   creature of the Constitution in the infinite variety of
   situations that may emerge from time to time in a
   large democracy, as every contingency could not be
   foreseen or anticipated by the enacted laws or the
   rules. By issuing necessary directions, the Commission
   can fill the vacuum till there is legislation on the
   subject. In Kanhiya Lal Omar case [(1985) 4 SCC 628]
   the Court construed the expression "superintendence,
   direction and control" in Article 324(1) and held that a
   direction may mean an order issued to a particular
   individual or a precept which many may have to follow
   and it may be a specific or a general order and such
   phrase should be construed liberally empowering the
   Election Commission to issue such orders.
                            - 54 -




   3. ....

   4. To maintain the purity of elections and in particular
   to bring transparency in the process of election, the
   Commission can ask the candidates about the
   expenditure incurred by the political parties and this
   transparency in the process of election would include
   transparency of a candidate who seeks election or re-
   election. In a democracy, the electoral process has a
   strategic role. The little man of this country would
   have basic elementary right to know full particulars of
   a candidate who is to represent him in Parliament
   where laws to bind his liberty and property may be
   enacted."

21. It is also pertinent to note that the insertion of Rule-
4A and Form-26 appended to the said Rules is also
culmination of the said observations made this Court in
the aforesaid case, which require the candidate to
disclose the information and particulars in the form of
affidavit to be submitted along with the nomination paper.

22. The respondent-Election petitioner in this case has
challenged election of the appellant-returned candidate
under Section 100(1)(d)(iv) on the ground of non-
compliance of the said Rule-4A and the Form-26.
However, the appellant had filed the applications seeking
dismissal of the Election petition in limine, for the non-
compliance of the provisions of Section 83(1)(a) of the
said Act, read with Order VII, Rule 11 of CPC.

23. The law so far developed and settled by this Court
with regard to the non-compliance of the requirement of
Section 83(1)(a) of the EP Act, namely - "an Election
petition must contain a concise statement of material
facts on which the petitioner relies", is that such non-
compliance of Section 83(1)(a) read with Order VII, Rule
11, CPC, may entail dismissal of the Election Petition right
at the threshold. "Material facts" are facts which if
established would give the petitioner the relief asked for.
The test required to be answered is whether the court
could have given a direct verdict in favour of the election
petitioner in case the returned candidate had not
appeared to oppose the Election petition on the basis of
the facts pleaded in the petition. They must be such facts
as would afford a basis for the allegations made in the
petition and would constitute the cause of action as
understood in the Code of Civil Procedure 1908. Material
                            - 55 -




facts would include positive statement of facts as also
positive statement of a negative fact.

24. A Three-Judge Bench in Hari Shanker Jain v. Sonia
Gandhi (supra) had an occasion to deal with Section
83(1)(a) of the RP Act and the Court dismissed the
Election petition holding that the bald and vague
averments made in the election petitions do not satisfy
the requirements of pleading "material facts" within the
meaning of Section 83(1)(a) of the RP Act read with the
requirements of Order VII Rule 11 CPC. It was observed
in para 23 and 24 as under:--

   "23. Section 83(1)(a) of RPA, 1951 mandates that an
   election petition shall contain a concise statement of
   the material facts on which the petitioner relies. By a
   series of decisions of this Court, it is well settled that
   the material facts required to be stated are those facts
   which can be considered as materials supporting the
   allegations made. In other words, they must be such
   facts as would afford a basis for the allegations made
   in the petition and would constitute the cause of
   action as understood in the Civil Procedure Code,
   1908. The expression "cause of action" has been
   compendiously defined to mean every fact which it
   would be necessary for the plaintiff to prove, if
   traversed, in order to support his right to the
   judgment of court. Omission of a single material fact
   leads to an incomplete cause of action and the
   statement of claim becomes bad. The function of the
   party is to present as full a picture of the cause of
   action with such further information in detail as to
   make the opposite party understand the case he will
   have to meet. (See Samant N. Balkrishna v. George
   Fernandez [(1969) 3 SCC 238 : (1969) 3 SCR 603],
   Jitendra Bahadur Singh v. Krishna Behari [(1969) 2
   SCC 433].) Merely quoting the words of the section
   like chanting of a mantra does not amount to stating
   material facts. Material facts would include positive
   statement of facts as also positive averment of a
   negative fact, if necessary. In V.S. Achuthanandan v.
   P.J. Francis [(1999) 3 SCC 737] this Court has held,
   on a conspectus of a series of decisions of this Court,
   that material facts are such preliminary facts which
   must be proved at the trial by a party to establish
   existence of a cause of action. Failure to plead
   "material facts" is fatal to the election petition and no
   amendment of the pleadings is permissible to
                             - 56 -




   introduce such material facts after the time-limit
   prescribed for filing the election petition.

   24. It is the duty of the court to examine the petition
   irrespective of any written statement or denial and
   reject the petition if it does not disclose a cause of
   action. To enable a court to reject a plaint on the
   ground that it does not disclose a cause of action, it
   should look at the plaint and nothing else. Courts have
   always frowned upon vague pleadings which leave a
   wide scope to adduce any evidence. No amount of
   evidence can cure basic defect in the pleadings."

25.In the case of Mahadeorao Sukaji Shivankar vs.
Ramaratan Bapu, a Three-Judge Bench of this Court again
had an occasion to deal with the issues as to what would
constitute "material facts" and what would be the
consequences of not stating the "material facts" in the
Election petition, as contemplated in Section 83(1)(a) of
the Act, and the Court observed as under:

   "6. Now, it is no doubt true that all material facts have
   to be set out in an election petition. If material facts
   are not stated in a plaint or a petition, the same is
   liable to be dismissed on that ground alone as the
   case would be covered by clause (a) of Rule 11 of
   Order 7 of the Code. The question, however, is as to
   whether the petitioner had set out material facts in
   the election petition. The expression "material facts"
   has neither been defined in the Act nor in the Code. It
   may be stated that the material facts are those facts
   upon which a party relies for his claim or defence. In
   other words, material facts are facts upon which the
   plaintiff's cause of action or the defendant's defence
   depends. What particulars could be said to be material
   facts would depend upon the facts of each case and
   no rule of universal application can be laid down. It is,
   however, absolutely essential that all basic and
   primary facts which must be proved at the trial by the
   party to establish existence of cause of action or
   defence are material facts and must be stated in the
   pleading of the party.

   7. But, it is equally well settled that there is distinction
   between "material facts" and "particulars". Material
   facts are primary or basic facts which must be pleaded
   by the petitioner in support of the case set up by him
   either to prove his cause of action or defence.
                           - 57 -




   Particulars, on the other hand, are details in support
   of material facts pleaded by the party. They amplify,
   refine and embellish material facts by giving finishing
   touch to the basic contours of a picture already drawn
   so as to make it full, more clear and more informative.
   Particulars ensure conduct of fair trial and would not
   take the opposite party by surprise."

26. In the case of Anil Vasudev Salgaonkar vs. Naresh
Kushali Shigaonkar, this Court has discussed number of
earlier decisions on the issue as to when the Election
Petition could be dismissed summarily, if it does not
furnish the cause of action in exercise of powers under
the Code of Civil Procedure read with Section 83 of the
Act. Paragraphs 50 to 58 reads as under:

   "50. The position is well settled that an election
   petition can be summarily dismissed if it does not
   furnish the cause of action in exercise of the power
   under the Code of Civil Procedure. Appropriate orders
   in exercise of powers under the Code can be passed if
   the mandatory requirements enjoined by Section 83 of
   the Act to incorporate the material facts in the election
   petition are not complied with.

   51. This Court in Samant N. Balkrishna case [(1969) 3
   SCC 238] has expressed itself in no uncertain terms
   that the omission of a single material fact would lead
   to an incomplete cause of action and that an election
   petition without the material facts relating to a corrupt
   practice is not an election petition at all. In Udhav
   Singh v. Madhav Rao Scindia [(1977) 1 SCC 511] the
   law has been enunciated that all the primary facts
   which must be proved by a party to establish a cause
   of action or his defence are material facts. In the
   context of a charge of corrupt practice it would mean
   that the basic facts which constitute the ingredients of
   the particular corrupt practice alleged by the petitioner
   must be specified in order to succeed on the charge.
   Whether in an election petition a particular fact is
   material or not and as such required to be pleaded is
   dependent on the nature of the charge levelled and
   the circumstances of the case. All the facts which are
   essential to clothe the petition with complete cause of
   action must be pleaded and failure to plead even a
   single material fact would amount to disobedience of
   the mandate of Section 83(1)(a). An election petition
   therefore can be and must be dismissed if it suffers
                         - 58 -




from any such vice. The first ground of challenge must
therefore fail.

52. In V. Narayanaswamy v. C.P. Thirunavukkarasu
[(2000) 2 SCC 294] this Court reiterated the legal
position that an election petition is liable to be
dismissed if it lacks in material facts. In L.R.
Shivaramagowda v. T.M. Chandrashekar [(1999) 1
SCC 666] this Court again considered the importance
of pleadings in an election petition alleging corrupt
practice falling within the scope of Section 123 of the
Act and observed as under : (SCC p. 677, para 11)

"11. This Court has repeatedly stressed the
importance of pleadings in an election petition and
pointed out the difference between 'material facts' and
'material particulars'. While the failure to plead
material facts is fatal to the election petition and no
amendment of the pleading could be allowed to
introduce such material facts after the time-limit
prescribed for filing the election petition, the absence
of material particulars can be cured at a later stage by
an appropriate amendment."

53. In Udhav Singh case [(1977) 1 SCC 511] this
Court observed as under : (SCC pp. 522-23, para 41)

"41. Like the Code of Civil Procedure, this section also
envisages a distinction between 'material facts' and
'material particulars'. Clause (a) of sub-section (1)
corresponds to Order 6 Rule 2, while clause (b) is
analogous to Order 6 Rules 4 and 6 of the Code. The
distinction between 'material facts' and 'material
particulars'     is    important     because     different
consequences may flow from a deficiency of such facts
or particulars in the pleading. Failure to plead even a
single material fact leads to an incomplete cause of
action and incomplete allegations of such a charge are
liable to be struck off under Order 6 Rule 16, Code of
Civil Procedure. If the petition is based solely on those
allegations which suffer from lack of material facts,
the petition is liable to be summarily rejected for want
of a cause of action. In the case of a petition suffering
from a deficiency of material particulars, the court has
a discretion to allow the petitioner to supply the
required particulars even after the expiry of
limitation."
                         - 59 -




54. In H.D. Revanna case [(1999) 2 SCC 217] the
appeal was filed by the candidate who had succeeded
in the election and whose application for dismissal of
the election petition in limine was rejected by the High
Court. This Court noticed that it has been laid down by
this Court that non-compliance with the provisions of
Section 83 may lead to dismissal of the petition if the
matter falls within the scope of Order 6 Rule 16 and
Order 7 Rule 11 of the Code of Civil Procedure. In
Harmohinder Singh Pradhan v. Ranjeet Singh
Talwandi [(2005) 5 SCC 46] this Court observed thus
: (SCC p. 51, para 14)

"14. Necessary averment of facts constituting an
appeal on the ground of 'his religion' to vote or to
refrain from voting would be material facts within the
meaning of clause (a) of sub-section (1) of Section 83
of the Act. If such material facts are missing, they
cannot be supplied later on, after the expiry of period
of limitation for filing the election petition and the plea
being deficient, can be directed to be struck down
under Order 6 Rule 16 of the Civil Procedure Code,
1908 and if such plea be the sole ground of filing an
election petition, the petition itself can be rejected as
not disclosing a cause of action under clause (a) of
Rule 11, Order 7 of the Code."

55. In Harkirat Singh v. Amrinder Singh [(2005) 13
SCC 511] this Court again reiterated the distinction
between "material facts" and "material particulars"
and observed as under : (SCC p. 527, paras 51-52)

"51. A distinction between 'material facts' and
'particulars', however, must not be overlooked.
'Material facts' are primary or basic facts which must
be pleaded by the plaintiff or by the defendant in
support of the case set up by him either to prove his
cause of action or defence. 'Particulars', on the other
hand, are details in support of material facts pleaded
by the party. They amplify, refine and embellish
material facts by giving distinctive touch to the basic
contours of a picture already drawn so as to make it
full, more clear and more informative. 'Particulars'
thus ensure conduct of fair trial and would not take
the opposite party by surprise.

52. All 'material facts' must be pleaded by the party in
support of the case set up by him. Since the object
                           - 60 -




and purpose is to enable the opposite party to know
the case he has to meet with, in the absence of
pleading, a party cannot be allowed to lead evidence.
Failure to state even a single material fact, hence, will
entail dismissal of the suit or petition. Particulars, on
the other hand, are the details of the case which is in
the nature of evidence a party would be leading at the
time of trial."

56. In Sudarsha Avasthi v. Shiv Pal Singh [(2008) 7
SCC 604] this Court observed as under : (SCC p. 612,
para 20) "20. The election petition is a serious matter
and it cannot be treated lightly or in a fanciful manner
nor is it given to a person who uses this as a handle
for vexatious purpose."

57. It is settled legal position that all "material facts"
must be pleaded by the party in support of the case
set up by him within the period of limitation. Since the
object and purpose is to enable the opposite party to
know the case he has to meet with, in the absence of
pleading, a party cannot be allowed to lead evidence.
Failure to state even a single material fact will entail
dismissal of the election petition. The election petition
must contain a concise statement of "material facts"
on which the petitioner relies.

58. There is no definition of "material facts" either in
the Representation of the People Act, 1951 nor in the
Code of Civil Procedure. In a series of judgments, this
Court has laid down that all facts necessary to
formulate a complete cause of action should be
termed as "material facts". All basic and primary facts
which must be proved by a party to establish the
existence of cause of action or defence are material
facts. "Material facts" in other words mean the entire
bundle of facts which would constitute a complete
cause of action. This Court in Harkirat Singh case
[(2005) 13 SCC 511] tried to give various meanings of
"material facts". The relevant para 48 of the said
judgment is reproduced as under : (SCC pp. 526-27)

"48. The expression 'material facts' has neither been
defined in the Act nor in the Code. According to the
dictionary meaning, 'material' means 'fundamental',
'vital', 'basic', 'cardinal', 'central', 'crucial', 'decisive',
'essential', 'pivotal', 'indispensable', 'elementary' or
'primary'. [Burton's Legal Thesaurus (3rd Edn.), p.
                            - 61 -




   349.] The phrase 'material facts', therefore, may be
   said to be those facts upon which a party relies for its
   claim or defence. In other words, 'material facts' are
   facts upon which the plaintiff's cause of action or the
   defendant's defence depends. What particulars could
   be said to be 'material facts' would depend upon the
   facts of each case and no rule of universal application
   can be laid down. It is, however, absolutely essential
   that all basic and primary facts which must be proved
   at the trial by the party to establish the existence of a
   cause of action or defence are material facts and must
   be stated in the pleading by the party."

27. In the case of Ram Sukh v. Dinesh Aggarwal (supra), this
Court again while examining the maintainability of Election
petition filed under Section 100(1)(d)(iv) of the Act,
elaborately considered the earlier decisions and observed that
it was necessary for the election petitioner to aver specifically
in what manner the result of the election insofar as it
concerned the Returned Candidate was materially affected due
to omission on the part of the Returning Officer. The Court in
the said case having found that such averments being missing
in the Election petition, upheld the judgment of the High
Court/Election Tribunal rejecting the Election petition at the
threshold. The Court observed in paragraphs 14 to 21 as
under:--

   "14. The requirement in an election petition as to the
   statement of material facts and the consequences of
   lack of such disclosure with reference to Sections 81,
   83 and 86 of the Act came up for consideration before
   a three-Judge Bench of this Court in Samant N.
   Balkrishna v. George Fernandez [(1969) 3 SCC 238].
   Speaking for the three-Judge Bench, M. Hidayatullah,
   C.J., inter alia, laid down that:

   (i) Section 83 of the Act is mandatory and requires
   first a concise statement of material facts and then
   the fullest possible particulars;

   (ii) omission of even a single material fact leads to an
   incomplete cause of action and statement of claim
   becomes bad;

   (iii) the function of particulars is to present in full a
   picture of the cause of action and to make the
   opposite party understand the case he will have to
   meet;
                          - 62 -




 (iv) material facts and particulars are distinct
 matters-- material facts will mention statements of
 fact and particulars will set out the names of persons
 with date, time and place; and

 (v.) in stating the material facts it will not do merely
 to quote the words of the section because then the
 efficacy of the material facts will be lost.

15. At this juncture, in order to appreciate the real
object and purport of the phrase "material facts",
particularly with reference to election law, it would be
appropriate to notice the distinction between the
phrases "material facts" as appearing in clause (a) and
"particulars" as appearing in clause (b) of sub-section
(1) of Section 83. As stated above, "material facts" are
primary or basic facts which have to be pleaded by the
petitioner to prove his cause of action and by the
defendant to prove his defence. "Particulars", on the
other hand, are details in support of the material facts,
pleaded by the parties. They amplify, refine and
embellish material facts by giving distinctive touch to
the basic contours of a picture already drawn so as to
make it full, more clear and more informative. Unlike
"material facts" which provide the basic foundation on
which the entire edifice of the election petition is built,
"particulars" are to be stated to ensure that the
opposite party is not taken by surprise.

16. The distinction between "material facts" and
"particulars" and their requirement in an election
petition was succinctly brought out by this Court in
Virender Nath Gautam v. Satpal Singh [(2007) 3 SCC
617] wherein C.K. Thakker, J., stated thus : (SCC pp.
631-32, para 50)

"50. There is distinction between facta probanda (the
facts required to be proved i.e. material facts) and
facta probantia (the facts by means of which they are
proved i.e. particulars or evidence). It is settled law
that pleadings must contain only facta probanda and
not facta probantia. The material facts on which the
party relies for his claim are called facta probanda and
they must be stated in the pleadings. But the facts or
facts by means of which facta probanda (material
facts) are proved and which are in the nature of facta
probantia (particulars or evidence) need not be set out
in the pleadings.They are not facts in issue, but only
                         - 63 -




relevant facts required to be proved at the trial in order
to establish the fact in issue."

17. Now, before examining the rival submissions in
the light of the aforestated legal position, it would be
expedient to deal with another submission of the
learned counsel for the appellant that the High Court
should not have exercised its power either under
Order 6 Rule 16 or Order 7 Rule 11 of the Code to
reject the election petition at the threshold. The
argument is twofold viz.:

(i) that even if the election petition was liable to be
dismissed ultimately, it should have been dismissed
only after affording an opportunity to the election
petitioner to adduce evidence in support of his
allegation in the petition, and

(ii) since Section 83 does not find a place in Section
86 of the Act, rejection of the petition at the threshold
would amount to reading into sub-section (1) of
Section 86 an additional ground.

In our opinion, both the contentions are misconceived
and untenable.

18. Undoubtedly, by virtue of Section 87 of the Act,
the provisions of the Code apply to the trial of an
election petition and, therefore, in the absence of
anything to the contrary in the Act, the court trying an
election petition can act in exercise of its power under
the Code, including Order 6 Rule 16 and Order 7 Rule
11 of the Code. The object of both the provisions is to
ensure that meaningless litigation, which is otherwise
bound to prove abortive, should not be permitted to
occupy the judicial time of the courts. If that is so in
matters pertaining to ordinary civil litigation, it must
apply with greater vigour in election matters where
the pendency of an election petition is likely to inhibit
the elected representative of the people in the
discharge of his public duties for which the electorate
have reposed confidence in him. The submission,
therefore, must fail.

19. Coming to the second limb of the argument viz.
absence of Section 83 in Section 86 of the Act, which
specifically provides for dismissal of an election
petition which does not comply with certain provisions
                        - 64 -




of the Act, in our view, the issue is no longer res
integra. A similar plea was negatived by a three-Judge
Bench of this Court in Hardwari Lal v. Kanwal Singh
[(1972) 1 SCC 214], wherein speaking for the Bench,
A.N. Ray, J. (as His Lordship then was) said : (SCC p.
221, para 23)

"23. Counsel on behalf of the respondent submitted
that an election petition could not be dismissed by
reason of want of material facts because Section 86 of
the Act conferred power on the High Court to dismiss
the election petition which did not comply with the
provisions of Section 81, or Section 82 or Section 117
of the Act. It was emphasised that Section 83 did not
find place in Section 86. Under Section 87 of the Act
every election petition shall be tried by the High Court
as nearly as may be in accordance with the procedure
applicable under the Civil Procedure Code, 1908, to
the trial of suits. A suit which does not furnish cause
of action can be dismissed."

20. The issue was again dealt with by this Court in
Azhar Hussain v. Rajiv Gandhi [1986 Supp SCC 315].
Referring to earlier pronouncements of this Court in
Samant N. Balkrishna [(1969) 3 SCC 238] and Udhav
Singh v. Madhav Rao Scindia [(1977) 1 SCC 511]
wherein it was observed that the omission of a single
material fact would lead to incomplete cause of action
and that an election petition without the material facts
is not an election petition at all, the Bench in Azhar
Hussain case [1986 Supp SCC 315] held that all the
facts which are essential to clothe the petition with
complete cause of action must be pleaded and
omission of even a single material fact would amount
to disobedience of the mandate of Section 83(1)(a) of
the Act and an election petition can be and must be
dismissed if it suffers from any such vice.

21. We may now advert to the facts at hand to
examine whether the election petition suffered from
the vice of non-disclosure of material facts as
stipulated in Section 83(1)(a) of the Act. As already
stated the case of the election petitioner is confined to
the alleged violation of Section 100(1)(d)(iv). For the
sake of ready reference, the said provision is
extracted below:
"100. Grounds for declaring election to be void.--
(1) Subject to the provisions of sub-section
                        - 65 -




(2) if the High Court is of opinion--
                                ***

(d) that the result of the election, insofar as it
concerns a returned candidate, has been materially
affected--
                          ***
(iv) by any non-compliance with the provisions of the
Constitution or of this Act or of any rules or orders
made under this Act, the High Court shall declare the
election of the returned candidate to be void."

It is plain that in order to get an election declared as
void under the said provision, the election petitioner
must aver that on account of non-compliance with the
provisions of the Constitution or of this Act or of any
rules or orders made under the Act, the result of the
election, insofar as it concerned the returned
candidate, was materially affected."

28. The legal position enunciated in afore-stated cases
may be summed up as under:--


i. Section 83(1)(a) of RP Act, 1951 mandates that an
Election petition shall contain a concise statement of
material facts on which the petitioner relies. If
material facts are not stated in an Election petition,
the same is liable to be dismissed on that ground
alone, as the case would be covered by Clause (a) of
Rule 11 of Order 7 of the Code.

ii. The material facts must be such facts as would
afford a basis for the allegations made in the petition
and would constitute the cause of action, that is every
fact which it would be necessary for the
plaintiff/petitioner to prove, if traversed in order to
support his right to the judgment of court. Omission of
a single material fact would lead to an incomplete
cause of action and the statement of plaint would
become bad.

iii. Material facts mean the entire bundle of facts which
would constitute a complete cause of action. Material
facts would include positive statement of facts as also
positive averment of a negative fact, if necessary.
                                  - 66 -




         iv. In order to get an election declared as void under
         Section 100(1)(d)(iv) of the RP Act, the Election
         petitioner must aver that on account of non-
         compliance with the provisions of the Constitution or
         of the Act or any rules or orders made under the Act,
         the result of the election, in so far as it concerned the
         returned candidate, was materially affected.

         v. The Election petition is a serious matter and it
         cannot be treated lightly or in a fanciful manner nor is
         it given to a person who uses it as a handle for
         vexatious purpose.

         vi. An Election petition can be summarily dismissed on
         the omission of a single material fact leading to an
         incomplete cause of action, or omission to contain a
         concise statement of material facts on which the
         petitioner relies for establishing a cause of action, in
         exercise of the powers under Clause (a) of Rule 11 of
         Order VII CPC read with the mandatory requirements
         enjoined by Section 83 of the RP Act."



      23.     It is also relevant to cite the judgment of

the   Hon'ble      Supreme         Court     in   Karim       Uddin

Barbhuiya vs. Aminul Haque Laskar and Others

reported in 2024 SCC Online SC 509 at paragraphs

12 to 16 and 19 to 24 it is held that,


          "12. At the outset, it may be noted that as per the
      well settled legal position, right to contest election or to
      question the election by means of an Election Petition is
      neither common law nor fundamental right. It is a
      statutory right governed by the statutory provisions of
      the RP Act. Outside the statutory provisions, there is no
      right to dispute an election. The RP Act is a complete and
      self-contained code within which any rights claimed in
      relation to an election or an election dispute must be
      found. The provisions of Civil Procedure Code are
      applicable to the extent as permissible under Section 87
      of the RP Act.
                           - 67 -




13. It hardly needs to be reiterated that in an Election
Petition, pleadings have to be precise, specific and
unambiguous, and if the Election Petition does not
disclose a cause of action, it is liable to be dismissed in
limine. It may also be noted that the cause of action in
questioning the validity of election must relate to the
grounds specified in Section 100 of the RP Act. As held in
Bhagwati Prasad Dixit 'Ghorewala' v. Rajeev Gandhi and
in Dhartipakar Madan Lal Agarwal v. Rajiv Gandhi, if the
allegations contained in the petition do not set out the
grounds as contemplated by Section 100 and do not
conform to the requirement of Section 81 and 83 of the
Act, the pleadings are liable to be struck off and the
Election Petition is liable to be rejected under Order VII,
Rule 11 CPC.

14. A beneficial reference of the decision in case of Laxmi
Narayan Nayak v. Ramratan Chaturvedi be also made,
wherein this Court upon review of the earlier decisions,
laid down following principles applicable to election cases
involving corrupt practices:--

   "5. This Court in a catena of decisions has laid down
   the principles as to the nature of pleadings in election
   cases, the sum and substance of which being:

   (1) The pleadings of the election petitioner in his
   petition should be absolutely precise and clear
   containing all necessary details and particulars as
   required by law vide Dhartipakar Madan Lal Agarwal v.
   Rajiv Gandhi [1987 Supp SCC 93] and Kona
   Prabhakara Rao v. M. Seshagiri Rao [(1982) 1 SCC
   442].

   (2) The allegations in the election petition should not
   be vague, general in nature or lacking of materials or
   frivolous or vexatious because the court is empowered
   at any stage of the proceedings to strike down or
   delete pleadings which are suffering from such vices
   as not raising any triable issue vide Manphul Singh v.
   Surinder Singh [(1973) 2 SCC 599 : (1974) 1 SCR
   52], Kona Prabhakara Rao v. M. Seshagiri Rao [(1982)
   1 SCC 442] and Dhartipakar Madan Lal Agarwal v.
   Rajiv Gandhi [1987 Supp SCC 93].

   (3) The evidence adduced in support of the pleadings
   should be of such nature leading to an irresistible
   conclusion or unimpeachable result that the
                           - 68 -




   allegations made, have been committed rendering the
   election void under Section 100 vide Jumuna Prasad
   Mukhariya v. Lachhi Ram [(1954) 2 SCC 306 : (1955)
   1 SCR 608 : AIR 1954 SC 686] and Rahim Khan v.
   Khurshid Ahmed [(1974) 2 SCC 660].

   (4) The evidence produced before the court in support
   of the pleadings must be clear, cogent, satisfactory,
   credible and positive and also should stand the test of
   strict and scrupulous scrutiny vide Ram Sharan Yadav
   v. Thakur Muneshwar Nath Singh [(1984) 4 SCC 649].

   (5) It is unsafe in an election case to accept oral
   evidence at its face value without looking for
   assurances for some surer circumstances or
   unimpeachable documents vide Rahim Khan v.
   Khurshid Ahmed [(1974) 2 SCC 660], M. Narayana
   Rao v. G. Venkata Reddy [(1977) 1 SCC 771 : (1977)
   1 SCR 490], Lakshmi Raman Acharya v. Chandan
   Singh [(1977) 1 SCC 423 : (1977) 2 SCR 412] and
   Ramji Prasad Singh v. Ram Bilas Jha [(1977) 1 SCC
   260]."

   (6) The onus of proof of the allegations made in the
   election petition is undoubtedly on the person who
   assails an election which has been concluded vide
   Rahim Khan v. Khurshid Ahmed [(1974) 2 SCC 660],
   Mohan Singh v. Bhanwarlal [(1964) 5 SCR 12 : AIR
   1964 SC 1366] and Ramji Prasad Singh v. Ram Bilas
   Jha [(1977) 1 SCC 260]."

15. The legal position with regard to the non-compliance
of the requirement of Section 83(1)(a) of the RP Act and
the rejection of Election Petition under Order VII Rule 11,
CPC has also been regurgitated recently by this Court in
case of Kanimozhi Karunanidhi v. A. Santhana Kumar
(supra):--

   "28. The legal position enunciated in afore-stated
   cases may be summed up as under:--

   i. Section 83(1)(a) of RP Act, 1951 mandates that an
   Election petition shall contain a concise statement of
   material facts on which the petitioner relies. If
   material facts are not stated in an Election petition,
   the same is liable to be dismissed on that ground
   alone, as the case would be covered by Clause (a) of
   Rule 11 of Order 7 of the Code.
                           - 69 -




   ii.The material facts must be such facts as would
   afford a basis for the allegations made in the petition
   and would constitute the cause of action, that is every
   fact which it would be necessary for the
   plaintiff/petitioner to prove, if traversed in order to
   support his right to the judgment of court. Omission of
   a single material fact would lead to an incomplete
   cause of action and the statement of plaint would
   become bad.

   iii. Material facts mean the entire bundle of facts
   which would constitute a complete cause of action.
   Material facts would include positive statement of
   facts as also positive averment of a negative fact, if
   necessary.

   iv. In order to get an election declared as void under
   Section 100(1)(d)(iv) of the RP Act, the Election
   petitioner must aver that on account of non-
   compliance with the provisions of the Constitution or
   of the Act or any rules or orders made under the Act,
   the result of the election, in so far as it concerned the
   returned candidate, was materially affected.

   v. The Election petition is a serious matter and it
   cannot be treated lightly or in a fanciful manner nor is
   it given to a person who uses it as a handle for
   vexatious purpose.

   vi. An Election petition can be summarily dismissed on
   the omission of a single material fact leading to an
   incomplete cause of action, or omission to contain a
   concise statement of material facts on which the
   petitioner relies for establishing a cause of action, in
   exercise of the powers under Clause (a) of Rule 11 of
   Order VII CPC read with the mandatory requirements
   enjoined by Section 83 of the RP Act."

16. Bearing in mind the aforestated legal position, let us
consider the averments and allegations made by the
respondent no. 1 in the Election Petition in which the
election of the Appellant is sought to be challenged
basically on two grounds : (1) that the appellant has
committed corrupt practice and (2) the result of the
election in so far as it concerned the appellant, was
materially affected by the improper acceptance of his
nomination. In short, the respondent no. 1 has invoked
Section 100(1)(b) and Section 100(1)(d)(i) of the Act, for
declaring the election of the Appellant as void.
                             - 70 -




                                ***
19. Now, from the bare reading of the Election petition, it
emerges that the respondent no. 1 has made only bald
and vague allegations in the Election Petition without
stating the material facts in support thereof as required to
be stated under Section 83(1)(a) of the RP Act. Apart
from the fact that none of the allegations with regard to
the     false    statements,     and       suppression     and
misrepresentation of facts allegedly made by the
respondent no. 1 with regard to his educational
qualification or with regard to his liability in respect of the
loan availed by him for his partnership firm or with regard
to his default in depositing the employer's contribution to
provident fund, would fall within the definition of "Corrupt
practice" of "undue influence" as envisaged in Section
123(2) of the RP Act, the Election petition also lacks
concise statement of "material facts" as contemplated in
Section 83(a), and lacks "full particulars" of the alleged
Corrupt practice as contemplated in Section 83(b) of the
RP Act.

20. So far as the allegations of "Corrupt practice" are
concerned, the respondent no. 1 was required to make
concise statement of material facts as to how the
appellant had indulged into "Corrupt practice" of undue
influence by directly or indirectly interfering or attempted
to interfere with the free exercise of any electoral right.
Mere bald and vague allegations without any basis would
not be sufficient compliance of the requirement of making
a concise statement of the "material facts" in the Election
Petition. The material facts which are primary and basic
facts have to be pleaded in support of the case set up by
the Election petitioner to show his cause of action. Any
omission of a single material fact would lead to an
incomplete cause of action entitling the returned
candidate to pray for dismissal of Election petition under
Order VII Rule 11(a) of CPC read with Section 83(1)(a) of
the RP Act. The said legal position has been well settled
by this Court in Azhar Hussain v. Rajiv Gandhi, wherein
this Court after referring to the earlier pronouncements in
Samant N. Balkrishna v. George Fernandez and Shri
Udhav Singh v. Madhav Rao Scindia, observed that the
omission of a single material fact would lead to
incomplete cause of action, and that an Election petition
without the material facts is not an Election petition at all.
It was further held that all the facts which are essential to
clothe the petition with complete cause of action must be
pleaded and omission of even a single material fact would
amount to disobedience of the mandate of Section
                             - 71 -




83(1)(a) of the Act and an Election petition can be and
must be dismissed, if it suffers from any such vice.

21. It is also pertinent to note at this juncture that a
charge of "Corrupt practice" is easy to level but difficult to
prove because it is in the nature of criminal charge and
has got to be proved beyond doubt. The standard of proof
required for establishing a charge of "Corrupt practice" is
the same as is applicable to a criminal charge. Therefore,
Section 83(1)(b) mandates that when the allegation of
"Corrupt practice" is made, the Election Petition shall set
forth full particulars of the corrupt practice that the
Election Petitioner alleges, including as full a statement as
possible of the names of parties alleged to have
committed such corrupt practice and the date and place
of the commission of each such practice. The pleadings
with regard to the allegation of corrupt practice have to
be precise, specific and unambiguous whether it is bribery
or undue influence or other corrupt practices as stated in
Section 123 of the Act. If it is corrupt practice in the
nature of undue influence, the pleadings must state the
full particulars with regard to the direct or indirect
interference or attempt to interfere by the candidate, with
the free exercise of any electoral right as stated in
Section 123(2) of the Act. We are afraid, Mr. Gupta has
failed to point out from the pleadings of the Election
petition as to how the appellant had interfered or
attempted to interfere with the free exercise of any
electoral right so as to constitute "undue influence" under
Section 123(2) of the Act.

22. So far as the ground contained in clause (d) of
Section 100(1) of the Act, with regard to improper
acceptance of the nomination of the Appellant is
concerned, there is not a single averment made in the
Election Petition as to how the result of the election, in so
far as the appellant was concerned, was materially
affected by improper acceptance of his nomination, so as
to constitute a cause of action under Section 100(1)(d)(i)
of the Act. Though it is true that the Election Petitioner is
not required to state as to how corrupt practice had
materially affected the result of the election, nonetheless
it is mandatory to state when the clause (d)(i) of Section
100(1) is invoked as to how the result of election was
materially affected by improper acceptance of the
nomination form of the Appellant.

23. As transpiring from the Election Petition, the
respondent no. 1 himself had not raised any objection in
                                 - 72 -




     writing against the nomination filed by the Appellant, at
     the time of scrutiny made by the Returning Officer under
     Section 36 of the Act. According to him, he had raised
     oral objection with regard to the education qualification
     stated by the Appellant in the Affidavit in Form-26. If he
     could make oral objection, he could as well, have made
     objection in writing against the acceptance of nomination
     of the Appellant, and in that case the Returning Officer
     would have decided his objection under sub-section (2) of
     Section 36, after holding a summary inquiry. Even if it is
     accepted that he had raised an oral objection with regard
     to the educational qualification of the Appellant before the
     Returning Officer at the time of scrutiny, the respondent
     no. 1 has failed to make averment in the Election Petition
     as to how Appellant's nomination was liable to be rejected
     by the Returning Officer on the grounds mentioned in
     Section 36(2) of the Act, so as to make his case fall under
     clause (d)(i) of Section 100(1) that there was improper
     acceptance of the nomination of the Appellant. The non-
     mentioning of the particulars as to how such improper
     acceptance of nomination had materially affected the
     result of the election, is apparent on the face of the
     Election Petition.

     24. As stated earlier, in Election Petition, the pleadings
     have to be precise, specific and unambiguous. If the
     allegations contained in Election Petition do not set out
     grounds as contemplated in Section 100 and do not
     conform to the requirement of Section 81 and 83 of the
     Act, the Election Petition is liable to be rejected under
     Order VII, Rule 11 of CPC. An omission of a single
     material fact leading to an incomplete cause of action or
     omission to contain a concise statement of material facts
     on which the Election petitioner relies for establishing a
     cause of action, would entail rejection of Election Petition
     under Order VII Rule 11 read with Section 83 and 87 of
     the RP Act."

   24. In the light of the dictum of the Hon'ble

Supreme Court referred to above, I have carefully

considered the verification paragraph mentioned in

the Election petition by the petitioner, stated at page
                                 - 73 -




No. 26 of the Election Petition and in this regard, it is

relevant to extract Order VI Rule 15 of CPC which

reads as under:

    "Order 6, Rule 15 CPC
    15. Verification of pleadings.
    (1) Save as otherwise provided by any law for the time
    being in force, every pleading shall be varied at the foot by
    the party or by one of the parties pleading or by some other
    person proved to the satisfaction of the Court to be
    acquainted with the facts of the case.
    (2) The person verifying shall specify, by reference to the
    numbered paragraphs of the pleading, what he verifies of his
    own knowledge and what he verifies upon information
    received and believed to be true.
    (3) The verification shall be signed by the person making it
    and shall state the date on which and the place at which it
    was signed."
                                             (Emphasis supplied)


    25. The language employed in Order VI Rule 15

(3) of CPC, wherein the word "shall", reflects that, the

said compliance of providing details in the verification

paragraph is mandatory. On careful examination of

the verification appended to the Election Petition at

paragraph 26 of the Election petition, the learned

counsel for the respondent is justified in submitting
                            - 74 -




that, the verification paragraph do not contain the

place and date as required under Order VI Rule 15(3)

of CPC. Though it is a procedural requirement by the

petitioner /plaintiff to rectify the same, by filing a

fresh affidavit/verification to cure the procedural

defect in filing the Election Petition and following the

judgment of the Hon'ble Supreme Court in the case of

Salem Advocate Bar Association, Tamil Nadu vs.

Union of India reported in AIR 2003 SC 189,

wherein, an opportunity has to be extended to the

petitioner to cure the said defect, however, same has

not been complied with by the petitioner herein and

therefore, I find force in the submission made by the

learned counsel for the respondent that, the Election

Petition has been filed without removing defects and

callousness, in filing the petition so also, to harass the

respondent-the Returned Candidate.


    26.   In the case of Krishnamoorthy (supra) the

Hon'ble Supreme Court after considering entire gamet
                                         - 75 -




of   law   relating     to        disclosure        of   antecedents        of

candidate, at paragraphs 20, 94 held as follows:


     "20.Dharmadhikari,      J.    in      his   supplementing   opinion,
     observed thus:

     "127. The reports of the advisory commissions set up one
        after the other by the Government to which a reference
        has been made by Brother Shah, J., highlight the
        present political scenario where money power and
        muscle power have substantially polluted and perverted
        the democratic processes in India. To control the ill-
        effects of money power and muscle power the
        commissions recommend that election system should be
        overhauled and drastically changed lest democracy
        would become a teasing illusion to common citizens of
        this country. Not only a half-hearted attempt in the
        direction of reform of the election system is to be taken,
        as has been done by the present legislation by
        amending some provisions of the Act here and there,
        but a much improved elections system is required to be
        evolved to make the election process both transparent
        and accountable so that influence of tainted money and
        physical force of criminals do not make democracy a
        farce - the citizen's fundamental "right to information"
        should be recognised and fully effectuated. This
        freedom of a citizen to participate and choose a
        candidate at an election is distinct from exercise of his
        right as a voter which is to be regulated by statutory
        law on the election like the RP Act."

     94. In view of the above, we would like to sum up our
     conclusions:

     94.1 Disclosure of criminal antecedents of a candidate,
     especially, pertaining to heinous or serious offence or
     offences relating to corruption or moral turpitude at the
     time of filing of nomination paper as mandated by law is a
     categorical imperative.

     94.2 When there is non-disclosure of the offences
     pertaining to the areas mentioned in the preceding clause,
     it creates an impediment in the free exercise of electoral
     right.

     94.3 Concealment or suppression of this nature deprives
     the voters to make an informed and advised choice as a
                                  - 76 -




    consequence of which it would come within the
    compartment of direct or indirect interference or attempt
    to interfere with the free exercise of the right to vote by
    the electorate, on the part of the candidate.

    94.4 As the candidate has the special knowledge of the
    pending cases where cognizance has been taken or
    charges have been framed and there is a non-disclosure on
    his part, it would amount to undue influence and,
    therefore, the election is to be declared null and void by
    the Election Tribunal under Section 100(1)(b) of the 1951
    Act.

    94.5 The question whether it materially affects the election
    or not will not arise in a case of this nature."

    27.     In the case of C.P.John (supra), the Hon'ble

Supreme Court at paragraphs 18 to 20 and 38 held as

follows:

    "18.When we read Section 83, the substantive part
    of Section 83(1) consists of three important elements,
    namely, that an Election Petition should contain a concise
    statement of material facts which an election petitioner
    relies upon. The emphasis is on the material facts which
    should be stated in a concise form. Under Section
    83(1)(b) it is stipulated that the Election Petition should set
    forth full particulars of any corrupt practice which is alleged
    by the petitioner. A reading of the said sub-clause 83(1)(b)
    is to the effect that such particulars should be complete in
    every respect and when it relates to an allegation of
    corrupt practice it should specifically state the names of
    the parties who alleged to have committed such corrupt
    practice and also the date and place where such corrupt
    practice was committed. In other words, the particulars
    relating to corrupt practice should not be lacking in any
    respect. One who reads the averments relating to corrupt
    practice should be in a position to gather every minute
    detail about the alleged corrupt practice such as the names
    of the persons, the nature of the alleged corrupt practice
    indulged in by such person or persons, the place, the date,
                             - 77 -




the time and every other detail relating to the alleged
corrupt practice.

19.To put it differently, when the Election Petition is taken
up for consideration, the Court which deals with such an
Election Petition, should be in a position to know in
exactitude as to what is the corrupt practice alleged as
against the parties without giving any room for doubt as to
the nature of such allegation, the parties involved, the
date, time and the place etc. so that the party against
whom such allegation is made is in a position to explain or
defend any such allegation without giving scope for any
speculation. In that context, both Sections 83(1)(a) and
(1)(b) and the proviso play a very key role since the
election petitioner cannot simply raise an allegation of
corrupt practice and get away with it, inasmuch as the
affidavit to be filed in respect of corrupt practice should
specifically support the facts pleaded, as well as, the
material particulars furnished. Rule 94A of the Rules in turn
stipulates that the affidavit should be in the prescribed
Form 25 and should be sworn before the Magistrate of 1st
class or a notary or the Commissioner of Oaths and makes
it mandatory for the election petitioner to comply with the
said requirement statutorily. The format of the affidavit as
prescribed in FORM25 elaborates as to the requirement of
specifically mentioning the paragraphs where the
statement of facts are contained and also the other
paragraphs where material particulars relating to such
corrupt practices are alleged. It also mentions as to which
of those statement of facts and material particulars are
based on the personal knowledge of the election petitioner
and such of those statements and particulars that are
made based on the information gained by the election
petitioner.

20.Therefore,    a      conspectus     reading    of Section
83(1)(a) read along with its proviso of the Act, as well as,
Rule 94A and FORM 25 of the Rules make the legal position
clear that in the filing of an Election Petition challenging
the successful election of a candidate, the election
petitioner should take extra care and leave no room for
doubt while making any allegation of corrupt practice
indulged in by the successful candidate and that he cannot
                            - 78 -




be later on heard to state that the allegations were
generally spoken to or as discussed sporadically and on
that basis the petition came to be filed. In other words,
unless and until the election petitioner comes forward with
a definite plea of his case that the allegation of corrupt
practice is supported by legally acceptable material
evidence without an iota of doubt as to such allegation, the
Election Petition cannot be entertained and will have to be
rejected at the threshold. It will be relevant to state that
since the successful candidate in an election has got the
support of the majority of the voters who cast their votes
in his favour, the success gained by a candidate in a public
election cannot be allowed to be called in question by any
unsuccessful candidate by making frivolous or baseless
allegations and thereby unnecessarily drag the successful
candidate to the Court proceedings and make waste of his
precious time, which would have otherwise been devoted
for the welfare of the members of his constituency.
Therefore, while deciding the issue raised, we wish to keep
in mind the above lofty ideas, with which the provisions
contained in Section 83(1) read along with Section
86 came to be incorporated while deciding this appeal."

                       ***

 38. There can be no two opinions that consequences
 envisaged by Section 86(1) of the Act will have no
 application to the non-compliance with Section 83(1) or
 (2) or its proviso. But the question before us is when the
 mandatory requirement of the pleadings as stipulated
 under Section 83(1) and its proviso was brought to the
 notice of the appellant, as well as, to the Court, and when
 a specific application was filed for rejecting the election
 petition for want of particulars and consequent lack of
 cause of action for maintaining the election and the
 election petitioner, namely, the appellant herein chose not
 to cure the defects but insisted that his election petition
 can be proceeded with keeping the material defects on
 record, he cannot later on be heard to state that at any
 later point of time he must be given an opportunity to set
 right the defects. We are unable to appreciate such an
 extreme stand made on behalf of the appellant.
 Therefore, even while applying the above proposition of
 law stated by this Court in para 7 of G. Mallikarjunappa
                                    - 79 -




        case, we do not find any scope to interfere with the order
        impugned in these appeals."


       28.    In the case of Senthil Balaji Vs. A. P.

Geetha reported in (2023) SCC Online 679,                               the

Hon'ble Supreme Court at paragraph 16 held as

follows:

        "16. The consensus of judicial opinion is that the failure to
        plead material facts concerning alleged corrupt practice is
        fatal to the election petition. The material facts are the
        primary facts which must be proved on trial by a party to
        establish the existence of a cause of action. In the
        present case, taking the averments made in the petition
        as it is, not a single material fact is pleaded making out
        an allegation of corrupt practice covered by Section 123
        of the RP Act of 1951. All that the first respondent has
        pleaded is that he made representations to the Returning
        Officer and other authorities complaining about the
        corrupt practice on the part of the appellant. What is the
        nature of the corrupt practice is not mentioned even in
        brief. Therefore, material facts, which according to the
        first respondent constitute corrupt practice were not
        pleaded in the Election Petition."

        29. In the Election Petition, the petitioner has

mentioned at paragraph 42 as to details of prior

criminal proceedings. It is as follows:

  Sl.    Court and             Involvement of         Disposal Date
  No. Case Number              Respondent No.1
  1.     PCR 30/2019           Respondent No.1        Disposed on
         Before CCH 91,        arrayed as Accused     17.03.2021.
         VX Additional         No.1
                               - 80 -




     City Civil and
     Sessions Judge,
     Bengaluru
2.   Criminal Petition    Respondent No.1        Disposed on
     No.6815 of 2019      was the Petitioner     01.10.2020
     before the Hon'ble   and sought
     High Court of        quashing of PCR
     Karnataka            30/2019
3.   Special C            Respondent No.1        Disposed on
     865/2019             Was arrayed as         02.12.2020
     Before CCH82         Accused No.1
     LXXXI ADDL. CITY
     CIVIL AND
     SESSIONS JUDGE
4.   Criminal Petition    Respondent No.1        Disposed on
     No.4555 of 2017      was arrayed as         15.06.2017
     before the Hon'ble   Respondent therein
     High Court of
     Karnataka, at
     Bengaluru
5.   FPA-PMLA-            Respondent No.1        Disposed on
     636/BNG/2014         Was the Appellant in   22.06.2017
     And FPA-PMLA-        the said proceedings
     588/BNG/2014
     before the
     Appellate Tribunal
     For Prevention of
     Money Laundering
     Act
6.   FPA-PMLA-            Respondent No.1        Disposed on
     2127/BNG/2017        Was the Appellant in   18.06.2018
     Before the           the said proceedings
                                  - 81 -




       Appellate Tribunal
       For Prevention of
       Money Laundering
       Act.
7.     WP 26622/2014        Respondent No.1         Disposed on
       (GM-RES)             was the Petitioner in   25.06.2014
       Before the Hon'ble   the said proceedings
       High Court of
       Karnataka,
       Bengaluru




     30.      Section 33-A of the Act, reads as under:

     "33A. Right to information.--

     (1) A candidate shall, apart from any information which he
     is required to furnish, under this Act or the rules made
     thereunder, in his nomination paper delivered under sub-
     section (1) of section 33, also furnish the information as to
     whether--

     (i) he is accused of any offence punishable with
     imprisonment for two years or more in a pending case in
     which a charge has been framed by the court of competent
     jurisdiction;

     (ii) he has been convicted of an offence other than any
     offence referred to in sub-section (1) or sub-section (2), or
     covered in sub-section (3), of section 8 and sentenced to
     imprisonment for one year or more.

     (2) The candidate or his proposer, as the case may be,
     shall, at the time of delivering to the returning officer the
     nomination paper under sub-section (1) of section 33, also
     deliver to him an affidavit sworn by the candidate in a
     prescribed form verifying the information specified in sub-
     section (1).
                               - 82 -




   (3) The returning officer shall, as soon as may be after the
   furnishing of information to him under sub-section (1),
   display the aforesaid information by affixing a copy of the
   affidavit, delivered under sub-section (2), at a conspicuous
   place at his office for the information of the electors
   relating to a constituency for which the nomination paper is
   delivered.

   31.    Perusal of the language employed in Section

33-A (1)(i) of the Act, requires only pending cases is

to be disclosed in which charge has been framed and

punishment is more than two years. Applying the

aforementioned provision to the case on hand, the

petitioner has referred to the proceedings in MSA

No.112 of 2018 and the said case has not been

mentioned in FORM 26 Affidavit. In the case of Vijay

Madanlal Choudhary and Others Vs. Union of

India and Others in Special Leave Petition (Criminal)

No.4634 of 2014 disposed off on 27.07.2022, it is held

that, as the special mechanism has been envisaged

under the Prevention of Money Laundering Act, 2002,

the proceedings will be ended with attachment of

property and no penal action to be taken against the

respondent-accused therein and same has to be
                            - 83 -




considered as in the nature of civil proceedings and

therefore, the contention raised by the learned Senior

Counsel for the appellant cannot be accepted.


    32.   On careful examination of page 42 of the

Election Petition, wherein Sl.No.1- in PCR 30 of 2019,

the criminal case was disposed off on 17.03.2021.

The said judgment in PCR No.30 of 2019 was

questioned before this Court in Criminal Petition

No.6815 of 2019 which came to be disposed off on

01.10.2020. The Hon'ble Supreme Court in the case

of Union of India Vs. Association for Democratic

Reforms and Another with Peoples Union for Civil

Liberties and Another Vs. Union of India and

Another reported in AIR 2002 SC 2112, laid down

the guidelines relating to furnishing the antecedents of

the candidates and pursuant to the same the Election

Commission    of   India   has      issued   Circular   dated

10.10.2018 specifically stated that, the candidates at

elections to the Houses of Parliament and Houses of
                           - 84 -




State Legislature have to furnish pending cases or

cases of conviction in passed and to the political

parties that set up such candidates. The said circular

has been issued in terms of the judgment of the

Hon'ble Supreme Court, wherein, it is clearly stated by

the Hon'ble Supreme Court that, the candidates has to

furnish pending criminal cases and cases in which

order of conviction is passed against him/her. Insofar

as the contention with regard to not disclosing

proceedings   in   PCR   No.55750   of   2016,   private

complaint filed by one Roshan Beig against the

respondent was dismissed for non-prosecution and

thereafter, same was restored as per the order dated

15.06.2017 of this Court and in this regard, the

respondent has neither received notice not aware

about the revival of the proceedings and therefore,

the contention raised by the learned Senior Counsel

appearing for the petitioner cannot be accepted.
                               - 85 -




    33.    Perusal of the FORM 26 Affidavit by the

respondent, wherein the respondent has furnished the

pending    criminal   cases     in     which   she   has   been

arraigned as accused, so also, in terms of the

judgment     of   the   Hon'ble         Supreme      Court   in

Krishnamoorthy (supra) case, has to furnish pending

cases in which the punishment is more than two years

and therefore, I find force in the submission made by

the learned counsel appearing for the respondent that,

there is no cause of action to prefer the Election

Petition. In that view of the matter, the judgment

referred to by the Learned Senior Counsel for the

petitioner in the case of Bhim Rao Baswanth Rao

Patil (supra) is not applicable to the case on the hand

as the respondent has disclosed the pending criminal

cases, in which, the punishment is more than two

years and therefore, the contentions raised by the

petitioner cannot be accepted.
                           - 86 -




    34.   It is to be noted that, unless there is a

specific averment and material evidence in support of

the contention that such material of non-disclosure of

pending or prior criminal cases and also as to not filing

the requisite assets and liabilities as contended by the

petitioner, to establish the "Corrupt Practice" in the

Election Petition, it is the duty of the petitioner or

anyone who challenges the election of the Returned

Candidate must required to plead essential material

statement of facts with full particulars of any Corrupt

Practice with a full statement of possible name of the

parties who have committed such "Corrupt practice"

along with a date and place of commission of such

practice, this Court has to exercise jurisdiction under

Order VII Rule 11 of CPC. It is evident from reading of

the averments made in the petition that, a clever

drafting has been made to create a illusion of cause of

action and same cannot be entertained within the

purview of Order VII Rule 11 of the Code of Civil
                           - 87 -




Procedure. On a combined reading of Sections 81, 83,

86 and 87 of the Act, it is apparent that those

paragraphs of the petition particularly the grounds

urged do not disclose any cause of action.


    35.   On careful examination of the language

employed under Section 123 of the Act, which

discloses the   type of     a practice which shall be

considered as a "Corrupt Practice" where the same

has been done by a candidate or his agent or any

other person with the consent of the candidate or his

agent.


    36.   I am also well conscious of the fact that the

Election Petition can not be summarily rejected, if the

averments made in the petition are sufficient to

conduct trial in the matter. However, Hon'ble Supreme

Court in the case of Samant N. Balkrishna vs.

George Fernandis reported in (1969) 3 SCC 238

held that the omission of single material fact would

lead to an incomplete cause of action and that too, in
                               - 88 -




Election Petition, in the absence of material fact

relating to a Corrupt practice, has to be consider

seriously and such petition is not a Election petition.

The said aspect was also reiterated by the Hon'ble

Supreme Court in the case of Udhav Singh vs.

Madava Rao Scindia reported in (1977)1 SCC 511,

that all the primary facts has to be reflected in the

pleadings which must be proved by a party to

establish a cause of action or his defence or material

facts. The basic facts which constitute the ingredients

of   a     particular   corrupt   practice   alleged   by   the

petitioner must be averred in the petition in order to

succeed in the petition.


     37.     It is also pertinent to mention here that a

particular fact is material or not is depend upon the

nature of the allegation made in the petition under the

circumstance of each case, on merits. Therefore, it is

required for the petitioner in the present case to

narrate the essential facts with complete cause of
                              - 89 -




action has to be pleaded in the petition and failure to

plead even a single material fact is contrary to

requirement of Section 83(1)(a) of the Act. It is also

to be considered that the allegations of "Corrupt

Practice" as narrated in the Election Petition are in the

nature of criminal charges against the respondent-

Returned    Candidate    and      therefore,      there   should

precision and specific allegation and shall not be

vagueness     in    making     allegation,       so   that,   the

respondent may know the case as to meet and

contradicts the allegations in the petition. The charge

of "Corrupt practice" being quasi-criminal in nature

and as such, the Court has to insist on strict

compliance with the provisions of law. Therefore, it is

equally essential that the particulars of a charge of

allegations must clearly and precisely stated in the

petition.   The    burden,   is       on   the   petitioner   who

challenges the election, to narrate material facts and

same shall be specific with providing details of such
                            - 90 -




allegations. It is also to be noted that the provision

under Section 83(1)(a) of the Act, requires that, while

challenging the Election of the returned candidate, the

Election petitioner should take extra care, leave no

room for doubt, while making such allegation of

"Corrupt Practice" indulged in by the successful

candidate in the Election, if any [See (2014)10 SCC

547].     It is also pertinent to mention here that the

respondent herein had succeeded in the election by a

margin of more than one lakh votes, has got the

support of majority of the voters who cast their vote

in her favour. The success gained by the respondent

in a Lok Sabha Election cannot be allowed to be called

in question by a voter by making frivolous or baseless

allegations and thereby, no room for unnecessarily

drag the respondent to the Court proceedings.


    38.     The scope of Order VII Rule 11 of the Code

of Civil Procedure is to avoid roving enquiry and

therefore, it is duty of the Court to scrutinize the
                             - 91 -




pleadings in Election Petition relating to "Corrupt

Practice" in a strict manner. It is settled principle by

the Hon'ble Supreme Court in the aforementioned

cases that the Election Petition must contain a concise

statement of essential material facts in which the

relief sought for by the petitioner and failure to state

even a single material fact would entail the dismissal

of the Election Petition.


    39.   At this juncture, it is relevant to cite the

judgment of Honb'le Supreme Court in the case of

Ram Sevak Yadav vs. Hussain Kamil Kidwai and

Others reported in (1964) 6 SCR 238, wherein, it is

held that the relief not founded in the pleadings

should not be granted to the petitioner.      It is also

observed by the Hon'ble Supreme Court that, no party

should be permitted to travel beyond the pleadings

and the parties are bound to disclose all material facts

in support of their case in the petition. On the other

hand, it is to be held that pleadings, in the petition
                           - 92 -




must   ensure   that   each    of   the   parties   to   the

proceedings are aware about the issues that are likely

to be raised as well as there must be an opportunity

of placing the relevant evidence before the Court for

its consideration. If the pleadings are short of material

proposition of fact, then it is not permissible for the

Court to frame an issue not arising out of the

pleadings urged by the parties as no evidence can be

let in by the parties based on the pleadings, so also,

the absence of material facts in the petition on a

particular issue. Applying the principles laid down by

the Hon'ble Supreme Court in the case of Kanimozhi

Karunanidi (supra), wherein Hon'ble Supreme Court

has laid down the guidelines, after discussing the

entire gamet of law relating to the application of Order

VII Rule 11 of the Code of Civil Procedure in relation

to Election Petition and following the dictum of the

Hon'ble Apex Court, I am of the view that the

judgments referred to by the learned Senior Counsel
                           - 93 -




appearing for the petitioner are not applicable to the

case on hand since the averments made in the

Election Petition, have to be looked into based on

allegations   made   thereunder    coupled   with   the

circumstances and the essential facts narrated to

prove such allegations in a manner known to law.      It

is also to be noted that the cases referred to by the

learned Senior Counsel appearing for the petitioner

are considered in the light of the factual aspects and

the judgment of the Hon'ble Supreme Court, referred

to above, the material enclosed along with the

Election Petition has to establish the Corrupt practices

alleged against the respondent-Returned Candidate

and further the cases referred to by the leaned Senior

Counsel appearing for the petitioner were referred to

in the case of Kanimozhi Karunanidi (supra). The

Hon'ble Supreme Court has arrived at a conclusion

that the unsuccessful candidate in the election must

made out a case for trial and the entire gamet of law
                           - 94 -




was discussed in the said judgment by Hon'ble

Supreme Court in the case of A. Manju (supra) and

applying those principles to the facts narrated in the

present petition and further taking into consideration

the entire factual aspects on record as averred in the

petition as well as the averments made thereunder, I

am of the view that, same do not constitute cause of

action to conduct a trial in the case as the petition is

devoid of cause of action. Therefore, the judgments

referred to by the learned counsel appearing for the

respondent are applicable to case on hand as the

pleadings in the Election Petition is devoid of cause of

action in terms of law declared by Hon'ble Supreme

Court in the case of Karim Uddin Barbhuiya (supra)

and as such, the points for determination referred to

at paragraph 22 favours the respondent as the

petitioner fails to fulfill the mandatory requirement

under law.
                                - 95 -




    40.    I have also noticed the averments in                    IA

No.2 of 2024, for non compliance of Section 81(3) of

the Act. In the amended petition filed on 28.08.2024,

paragraph 3 in the verifying affidavit at page 28,

notarized on 28.08.2024, extracted as follows:

    "3. I state that, the documents produced at Annexure-P is
    original. I state that, documents produced at Annexure-B-
    2, E, and N are certified copies. I state that, Annexure-A,
    B-1, C, F, M1 to M7 are true prints."

    41.    In the original Election Petition filed on

19.07.2024 at page 27, verifying affidavit notarized

on 19.07.2024, wherein paragraph 'C' extracted as

under:


     "C. I state that, the documents produced at Annexure-P is
     original. I state that, documents produced at Annexure-B-
     2, E, and N are certified copies. I state that, Annexure-A,
     B-1, L-2 to M-7 are true prints."



   42.     On comparison of these two affidavits, I find

force in the submission made by the learned counsel

appearing for the respondent that there is discrepancy

in the verifying affidavits filed by the petitioner. The

declaration of law made by the Hon'ble Supreme Court
                               - 96 -




in the case of C.P. John (supra), at paragraph 16

reads as under:

    " 16. As regards the other deformity in the Election
    Petition, the learned Senior Counsel contended that the
    First Respondent in his written statement to the Election
    Petition pointed out the serious defects in the Election
    Petition, but yet the Appellant did not take any steps to
    correct the errors. The learned Senior Counsel further
    contended that when the First Respondent filed I.A. No.3
    of 2011 raising a preliminary objection as to lack of cause
    of action in the said I.A., the Appellant filed a counter
    affidavit maintaining his stand that his Election Petition
    fully complied with the statutory requirement of the Act
    and, therefore, nothing more was required to be done.
    The learned Senior Counsel, therefore, contended that
    since sufficient opportunities were made available to the
    Appellant and the same having not been availed by him,
    the High Court cannot be expected to show any
    extraordinary indulgence to the Appellant for filing any
    further affidavit to fill up the serious lacunae in his
    pleadings. The learned Senior Counsel, therefore,
    contended that none of the decisions would support the
    said stand of the Appellant and, therefore, the impugned
    judgment does not call for any interference. It was also
    contended on behalf of the First Respondent that such
    defects which have been noted by the High Court while
    allowing I.A. No.3 of 2011 and dismissing the Election
    Petition were not merely cosmetic in nature in order to
    extend any further opportunity to the Appellant."



    43. Following the declaration of law made by the

Hon'ble Supreme Court in the above case, I find force

in the submission made by the learned counsel

appearing    for    the     respondent        that,    there      is
                               - 97 -




discrepancy in filing the affidavit and also ante-dating

of   the    affidavit   by   the       notary   is   forthcoming.

Therefore, I am of the view that, non-compliance of

Section 83 of the Act by the petitioner and the

judgment of the Hon'ble Supreme Court referred to

above      is,   squarely,   applicable         to   accept   the

applications. Hence, IA No.2 of 2024 is liable to be

allowed on the sole ground that, the petitioner herein

has miserably failed to remove the defects even after

identified by the respondent herein and brought to the

notice of the petitioner.


     44. I have also keenly noticed the callousness

on the part of the petitioner in filing the Election

Petition and perusal of prayer column in the Election

Petition is self-explanations, wherein, there is no

provision of Section 100(b), 100 (d)(i) and Section

100 (d)(iv) under the Act as contained in the prayer

column. Though the correct provision is not mentioned

in the prayer column, and same be cured by way of
                           - 98 -




amendment, however, the petitioner has not made

efforts to notice the same and correct the provision,

which has been incorporated by way of amendment

knowing fully well that, there is no such provision

under the Act.


     45. On overall reading of the Election Petition,

this Court is of the opinion that the petition lacks

material fact constituting the cause of action as

required under the provisions of the Act and does not

fulfill the mandatory requirement of law. That apart,

the Election Petition does not contain a concise

statement of material fact, inter-alia and also does not

disclose a triable issue or cause of action.        The

contentions and allegations of the petitioner is based

on assumption and imagination and same cannot be a

basis for challenging the Election of the respondent.

In the light of the aforesaid judgments rendered by

the Hon'ble Supreme Court, and the analysis made in

this order, I am of the view that, there is no escape
                              - 99 -




from the conclusion that the Election Petition can be

summarily rejected as the Election Petition do not

conform to Section 83 of the Act. In the result, I pass

the following:

                        ORDER

Applications in IA No.2 of 2024 and IA.3 of 2024 filed by the respondent-Returned Candidate seeking rejection of the petition are hereby allowed. Consequently, Election Petition is rejected.

No order as to costs.

Pending applications, if any, stands disposed of.

SD/-

(E.S. INDIRESH) JUDGE SB