Supreme Court of India
Hareram Pandey vs Ajit Chaudhary on 16 September, 1999
Equivalent citations: AIR1999SC3827, JT1999(7)SC445, 1999(6)SCALE142, (1999)8SCC261, 2000(1)UJ225(SC), AIR 1999 SUPREME COURT 3827, 1999 (8) SCC 261, 1999 AIR SCW 3900, (1999) 4 ALLMR 556 (SC), 1999 (4) ALL MR 556, 1999 (6) SCALE 142, 1999 (8) ADSC 344, 2000 (1) UJ (SC) 225, (1999) 7 JT 445 (SC), 1999 (7) JT 445, 1999 (9) SRJ 499, (1999) 8 SUPREME 510, (1999) 6 SCALE 142
Bench: Chief Justice, S. Rajendra Babu, R.C. Lahoti
ORDER
1. The appellant was a candidate sponsored by the Indian National Congress in the elections to the Bihar Legislative Assembly from 218. Brahampur Assembly Constituency held in 1995. The respondent, a candidate sponsored by the Janata Dal was declared elected, defeating the appellant by a margin of 26,490 votes. The result of the election was declared on 1st April, 1995. The election of the returned candidate was challenged through an Election Petition filed by the appellant in the Patna High Court. That Election Petition was dismissed on 19th November, 1998. Hence, this appeal.
2. The challenge to the election of the respondent in the Election Petition was based on the sole ground of improper reception of void votes in favour of the returned candidate and not counting of valid votes polled in favour of the appellant. In paragraph 13 of the Election Petition, the appellant stated thus:
13. That in counting of the ballot papers, 20,000 valid ballot papers of the petitioner were not counted and on the other hand 20000 spurious ballot papers bearing vote in favour of the sole respondent, the nominee of Jantadal were illegally counted in his favour.
3. Again in paragraph 20 of the Election Petition, it was averred as follows:
20. That the commission of the irregularities in counting including 20,000 valid and spurious ballot papers in favour of respondent and not counting 20,000 genuine ballot papers of the petitioner has merely effect (sic) the result of the election.
4. Paragraph 21 of the Election Petition contained the following averment:
21. That after inspection of scrutiny (sic) and recounting of the ballot papers and elimination of 20,000 spurious ballot papers from the total number of vote counted in favour of respondent and counting of 20,000 genuine votes of the petitioner will render the election of the sole respondent as invalid and is fit to be declared void.
5. The Election Petition was resisted by the returned candidate and all the allegations were denied. Apart from raising certain preliminary objections, the respondent asserted that since the Election Petition contained vague pleadings based on mere suspicion, the same was liable to be dismissed under Order VII Rule 11 of the CPC also. From the pleadings of the parties, the following issues were framed:
i) Whether the election petition in its present frame is maintainable?
ii) Whether the election petition is liable to be dismissed due to non-compliance with the provisions of Sections 81, 82 83 and 117 of the Representation of People Act?
iii) Whether 20,000 votes, as detailed in paragraph 14 of the election petition, were spurious in nature and counted in favour of respondent in place of equal number of votes validly polled in favour of the election petitioner?
iv) Whether the election petitioner is entitled to the relief sought by him?
6. The material issue for consideration is issue No. 3 since issue Nos. 1 and 2 were not pressed.
7. The gravamen of the charge, insofar as issue No. 3 is concerned is that about 20,000 votes which had been cast in favour of the appellant were "removed" or "caused to disappear" from the ballot boxes and in place of those votes, 20,000 spurious ballot papers, were put in the ballot boxes and counted in favour of the respondent. The grounds, on which the ballot papers were alleged to be spurious were given in the Election Petition. According to the appellant, the seals of about 100 ballot boxes were found tampered with. This allegation was made with a view to support the submission that 20,000 valid votes polled in favour of the appellant were removed from the ballot boxes and replaced by 20,000 spurious votes marked in favour of the respondent. The appellant addressed complaints to the District Electoral Officer and Chief Election Commissioner and copies of the complaints were annexed to the Election Petition.
8. Altogether 12 witnesses were examined by the appellant, while 15 witnesses were examined on behalf of the respondent. The High Court, after considering the evidence on the record and pleadings of the parties, came to the conclusion that the appellant had miserably failed to prove that 20,000 spurious ballot papers had been counted in favour of respondent in place of equal number of valid votes polled in favour of the appellant which were removed from the ballot boxes.
9. After hearing learned Counsel for the parties, we are of the opinion that the findings recorded by the High Court are correct and based on proper appreciation of the evidence and material on the record.
10. Although the appellant, in the Election Petition, had initially proceeded with the allegation that 20,000 votes cast in his favour had been illegally removed from the ballot boxes and replaced by 20,000 spurious ballot papers which were counted in favour of the respondent, in the High Court, he himself gave a go-bye to his case insofar as non-counting of 20,000 ballot papers cast in his favour is concerned. The High Court noticed in para 8 of the impugned judgment:
In other words the case of the election petitioner that 20,000 valid votes cast in his favour were not counted has no legs to stand and has got to be outright rejected and cannot be accepted as true. Learned counsel appearing for the election petitioner was fair in not pressing this part of the election petitioner's case and instead laid emphasis on that part of the election petition relating to counting of spurious ballot papers in favour of the respondent.
and again in paragraph 15 observed:
As already observed earlier the election petitioner has himself given a complete go-bye to his case in so far the failure of counting of 20,000 valid ballot papers cast in his favour is concerned.
The High Court, then opined:
The whole case is now based on the allegation that 20,000 spurious ballot papers had been counted in favour of the respondent. Thus the allegation is either of improper reception or reception of void vote in favour of the respondent. Even if the allegations were to be proved it would not materially affect the result of the respondent. It is the admitted case of the parties and is also obvious from the final result sheet (Ext. 4) that respondent had been declared elected by a margin of 26490 votes. The respondent had polled 41248 votes as against 14758 votes polled by the election petitioner. Thus even if 20,000 votes polled by the respondent were to be excluded on the ground that they were spurious ballot papers, it would not materially affect the result of the respondent as he would even in that case be held to have polled the maximum number of votes. In other words even if the election petitioner had succeeded in proving his allegation that 20,000 spurious ballot papers had been counted in favour of the respondent, he would not have succeeded in getting the election of the respondent declared void under Section 100(1)(d)(iii) of the Representation of People Act.
11. Thus, the High Court has found that even if the allegation of reception of void votes in favour of the respondent, for the sake of arguments, was found to be proved, it would not have made any difference and could not have materially affected the result of the election insofar as the respondent is concerned so as to declare his election as void within the meaning of Section 100(1)(d)(iii) of the Representation of People Act.
12. We agree with the approach of the High Court and the findings recorded by it. In this connection, we would also like to point out that in the complaints, made by the appellant to the District Electoral Officer and the Chief Election Commissioner (pages 30 and 32 of the paper book), he is conspicuously silent about the allegations that 20,000 spurious votes had been cast in favour of the respondent or that 20,000 valid votes cast in his favour had been illegally removed, The entire story appears to have been coined at the stage of Election Petition, as reflected in paragraphs 13, 14, 20 and 21. It is an after-thought and it appears that the allegations which have been made in the Election Petition were perhaps made with a view to somehow or the other bring the case within the parameters laid down by this Court in Shashi Bhushan v. Balraj Madhok and to seek an inspection of the ballot papers. It is pertinent to note here that no objection was raised during the counting by any of the counting agents of the appellant to the reception of the so called spurious votes in favour of the respondent.
13. We must, therefore, hold on the basis of the material on record that the appellant miserably failed to establish his case.
14. Thus, for what we have said above, we find that there is no merit in this appeal which fails and is dismissed but in the circumstances of the case, we leave the parties to bear their own costs insofar as this appeal is concerned.