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 191, Cited by 0]

Law Commission Report

Report No.255 On Electoral Reforms

 GOVERNMENT OF INDIA



   LAW COMMISSION
          OF
        INDIA




    Report No.255




Electoral Reforms

     March 2015
    D.O. No.6(3)/240/2013-LC(LS)                                              12 March, 2015

Dear Shri Sadananda Gowda ji,

     The Ministry of Law and Justice, in January 2013, requested the Twentieth Law
Commission of India to consider the issue of "Electoral Reforms" in its entirety and suggest
comprehensive measures for changes in the law. While working on the subject, the Supreme
Court of India, in the matter of "Public Interest Foundation & Others V. Union of India & Anr -
Writ Petition (Civil) No. 536 of 2011, directed the Law Commission of India to make its
suggestions on two specific issues, viz., (i) 'curbing criminalization of politics and needed law
reforms'; and (ii) 'impact and consequences of candidates filing false affidavits and needed law
reforms to check such practice'. In the light of this judgment, the Commission worked
specifically on these two areas and, after series of discussions, followed by a National
Consultation held on 1st February 2014, submitted its 244th Report titled "Electoral
Disqualifications" on 24th February 2014 to the Government of India.

    After the submission of Report No.244, the Commission circulated another questionnaire
to all registered national and State political parties seeking their views on ten points, the
response received was not very encouraging, though. However, the Commission undertook
an extensive study to suggest electoral reforms, held various rounds of discussions with the
stakeholders and analysed in-depth the issues involved. After detailed deliberations, the
Commission has now come up with its recommendations which are put in the form its final
Report, Report No.255, titled "Electoral Reforms", which is sent herewith for consideration
by the Government.
    With warm regards,
                                                                       Yours sincerely,

                                                                           Sd/-
                                                                   [Ajit Prakash Shah]
Shri D.V. Sadananda Gowda
Hon'ble Minister for Law and Justice
Government of India
Shastri Bhawan
New Delhi - 110 115




                                                    ii
                                        Report No.255
                                     Electoral Reforms
                                       Table of Contents
     Chapter                                 Title                           Page
I                     BACKGROUND TO THE REPORT                               1-4
       A              History of Electoral Reforms in India                   1-2
       B              Consultation Paper Issued by the               Law      2-3
                      Commission
       C              The 244th Report of the Law Commission                   3
       D              The Present Report                                      3-4
II                    ELECTION FINANCE REFORM                                5-68
       A              The Current Law: A Summary Snapshot                     5-6
       B              B. Need for Election Finance Reform                     7-11
       C              C. Laws Regulating Election Expenditure,               11-19
                      Contributions, and Disclosure
                (i)   Laws regulating election expenditure for candidates    11-12
               (ii)   Laws regulating election expenditure for political     12-14
                      parties: Third party expenditure
           (iii)      Laws regulating disclosure of election expenditure     14-16
                      for candidates and parties
           (iv)       Laws regulating contribution to political parties      16-17
            (v)       Laws regulating disclosure of political contribution   17-19
                      by parties and companies
       D              Electoral Expenditure, Disclosure, and                 19-35
                      Contribution: A Comparative Analysis
             (i)      United Kingdom                                         19-22
            (ii)      Germany                                                22-25
           (iii)      United States of America                               25-28
           (iv)       Australia                                              28-31
            (v)       Japan                                                  32-34
           (vi)       Philippines                                            34-35
       E              Legal Lacunae and the Under-reporting of               35-59
                      Election Spending
               (i)    Understanding the reality of election financing        35-37
                      today
            (ii)      Legal lacunae                                          37-39
           (iii)      Recommendations                                        39-53
       F              State Funding of Elections                             53-59
                (i)   History of reform proposals                            54-55
               (ii)   Comparative provisions governing public funding of     55-57
                      elections
           (iii)      Recommendations                                        57-59




                                                 iii
       G            Recommendations                                        59-68
            (i)    On Expenses and Contribution                           59-60
           (ii)    On Disclosure                                          60-64
          (iii)    On Penalties                                           64-67
          (iv)     On State Funding of Elections                           68
III                REGULATION OF POLITICAL PARTIES                        69-79
                   AND INNER PARTY DEMOCRACY
      A            History of Reform Proposals                            69-70
      B            Laws Regulating Internal Democracy                     70-72
      C            Internal    Democracy:      A    Comparative           72-76
                   Perspective
                   Germany                                                72-74
                   Portugal                                               74-75
                   Spain                                                  75-76
      D            Recommendations                                        76-79
IV                 FROM FIRST PAST THE POST TO                            80-88
                   PROPORTIONAL REPRESENTATION
      A         The Current System and Its Alternatives                   80-81
      B         The Merits and Demerits of the FPTP System                81-84
            (i) Simplicity                                                 81
           (ii) Stability                                                  81
           (iii)   Representativeness                                      84

      C            Merits and Demerits of Proportional                    83-88
                   Representation
            (i)     Simplicity                                             83
           (ii)     Stability                                              83
          (iii)     Representativeness                                     84
      D            The List System in Germany                             84-85
      E            Recommendations of Past Reports                        85-87
            (i)     Report of the ECI on the fifth General Elections in    85
                    India (1971-72)
           (ii)     Chief Election Commissioner Shakdher's proposal        86
          (iii)     170th Report of the Law Commission                    86-87
      F            Recommendations                                        87-88
V                  ANTI DEFECTION LAW IN INDIA                            89-98
      A         Introduction                                              89-91
      B         Exceptions to the Law on Defection                        91-93
      C         Procedure under Paragraph 6 of the Tenth                  93-98
                Schedule
            (i) The role of the Speaker in deciding petitions             93-95
                under the Tenth Schedule




                                               iv
            (ii) History of reform proposals                              95-97
      D           Recommendation                                         97-98
VI                STRENGTHENING THE OFFICE OF THE                       99-108
                  ELECTION COMMISSION OF INDIA
      A         Constitutional Protection of all the Members of         99-101
                the ECI
      B          Appointment of the Election Commissioners              101-105
                 and the CEC
            (i) Appointment process                                     101-103
           (ii) Comparative practices                                     103
          (iii) Recommendations                                         103-105
      C          Permanent, Independent Secretariat of the ECI          105-108
VII               PAID   NEWS              AND         POLITICAL        109-137
                  ADVERTISING
      A           A. Introduction                                       109-111
      B           B. Paid News and Political Advertising:               111-112
                  Defining The Phenomena
      C           C. Issues and Problems with Paid News and             112-116
                  Political Advertising
      D           D. Legal Framework                                    116-123
            (i)   Restrictions on election expenses                     116-118
           (ii)   Disclosure provisions                                 118-119
          (iii)   Pre-certification of political advertisements         119-120
          (iv)    Requirement of maintaining distinction between        120-121
                  news and advertisement
          (v)     Media Certification and Monitoring Committee          121-122
                  ("MCMC")
          (vi)    Inclusion of notional expenditure of paid news into   122-123
                  the election expenses
      E           Recommendations by Other Studies on Paid              123-126
                  News
           (i)    Mandatory disclaimer and separation of editorial        123
                  and management
           (ii)   Amendment to the RPA                                    124
          (iii)   Guidelines for determining paid news                  124-126
      F           Constitutional Issues: Article 19(1)(a) and           126-128
                  Article 19(2)
      G           A Comparative Perspective                             129-132
            (i)   The United Kingdom                                      129
           (ii)   Australia                                             129-130
          (iii)   Canada                                                  130
          (iv)    ECHR standards on permissibility of such              130-131




                                             v
                    restrictions
           (v)     US standards on permissibility of restrictions   131-132
       H           Recommendations                                  132-137
             (i)   Definitions                                      132-134
            (ii)   Electoral offence                                134-135
           (iii)   Corrupt practice                                 135-136
           (iv)    Disclosure for political advertisements          136-137
VIII               OPINION POLLS                                    138-156
       A        Regulation of Opinion Polls in India - A              138
                Background
            (i) Development of opinion polls in India                 138

            (ii) 1998 opinion poll guidelines                       138-139

           (iii) Challenge to the guidelines of the ECI             139-140

           (iv) Important developments in 2004                      140-141

           (v) Amendments to RPA, 1951 - Insertion of Sections      141-142
               126A and 126B
           (vi) Opinion polls and self-regulatory standards         142-143

           (vii) Current law and late Mr. Goolam E. Vahanvati's     143-144
                  view on opinion polls
       B         Issues with Current Regulations                    144-147
             (i) Effects on the purity of the electoral process       144

            (ii) Potential of opinion polls to influence voters     144-146

           (iii) Independence of polling agencies                     146

           (iv) Issue of robustness in findings                     146-147

       C        Regulation in Other Countries                       147-149
            (i) United Kingdom                                      147-148

            (ii) Canada                                               148

           (iii) France                                               149

           (iv) Singapore                                             149

       D           Opinion Polls - A Case for Regulation, and Not   149-151
                   Outright Ban
       E           Approach to Amendments                           151-152
       F           Recommendations                                  152-156




                                               vi
            (i) Expand scope of Section 126 of the RPA, 1951           152-153

          (ii) Add specific sections on disclosures related to        153-156
               opinion polls

IX             COMPULSORY VOTING                                     157-169
      A        Compulsory Voting in India: History and               157-159
               Context
      B        Evaluating the Arguments For and Against              159-167
               Compulsory Voting
           (i) Participation: Does compulsory voting increase         159-163
               voter turnouts and improve the quality of political
               engagement?
          (ii) Equality: Does compulsory voting ensure the             163
               enfranchisement of the weaker classes?
          (iii) Democracy: Does compulsory voting increase the        163-165
                'representativeness' of the government or is it
                constitutionally untenable?
          (iv) Legitimacy: Does compulsory voting increase the        165-166
               legitimacy of elected governments?
          (v) Other arguments for and against compulsory voting       166-167

      C        Compulsory Voting: A Comparative Perspective          167-169

      D       Recommendation                                           169
X             ELECTION PETITIONS                                     170-189
      A       History                                                  170
      B       Formalistic Nature of the Current Procedure of         171-173
              Filing a Petition
      C       Appeal Procedure                                       173-174
      D       Drawbacks in the Present System                        174-179
      E       Comparative Practices                                  180-184
      F       Recommendations                                        184-189
XI            NOTA AND THE RIGHT TO REJECT                           190-194
      A       History and Context Leading up to the Supreme          190-192
              Court's Decision in the NOTA Case
      B       Comparative Practices                                  192-193
      C       Recommendations                                        193-194
XII           RIGHT TO RECALL                                        195-200




                                           vii
         A             History and Context                                          195
        B             Analysing the Arguments For and Against RTR                195-198
        C             Comparative Practices                                      198-199
        D             Recommendations                                              200
XIII                  TOTALISER FOR COUNTING OF VOTES                            201-202
XIV                   RESTRICTION ON GOVERNMENT                                  203-205
                      SPONSORED ADVERTISEMENTS
XV                    RESTRICTION ON THE NUMBER OF                               206-207
                      SEATS FROM WHICH A CANDIDATE
                      MAY CONTEST
XVI                   INDEPENDENT CANDIDATES                                     208-211
        A             Previous Suggestions                                       208-209
        B             Comparative Practices                                        209
        C             Recommendations                                            209-211
XVII                  PREPARATION AND USE OF COMMON                              212-214
                      ELECTORAL ROLLS
XVIII                 SUMMARY OF CONCLUSIONS AND                                 215-224
                      RECOMMENDATIONS
                (i)
                  Election Finance                                               215-217
               (ii)
                  Regulation of Political Parties and Inner Party Democracy      271-218
              (iii)
                  Proportional Representation                                      218
              (iv)Anti Defection Law in India                                      218
               (v)Strengthening the office of the Election Commission of India     219
              (vi)Paid News and Political Advertisements                         219-220
             (vii)Opinion Polls                                                  220-221
            (viii)Compulsory Voting                                                221
              (ix)Election Petitions                                             221-222
               (x)NOTA and the Right to Reject                                     222
              (xi)The Right to Recall                                            222-223
             (xii)Totaliser for Counting of Votes                                  223
            (xiii)Restriction on Government Sponsored Advertisements               223
            (xiv) Restriction on the Number of Seats from which a Candidate      223-224
                  May Contest
             (xv) Independent Candidates                                           224
            (xvi) Preparation and Use of Common Electoral Rolls                    224
                      ANNEXURE                                                   225-261
                      Amendments to the Representation of the People Act, 1951   225-254
                      Conduct of Election Rules, 1961                              255
                      Amendments to the Constitution of India, 1950              256-258
                      Amendments to the Election Commission (Conditions of         259
                      Service of Election Commissioners and Transaction of
                      Business) Act, 1991
                      Amendments to the Companies Act, 2013                        260
                      Amendments to the Income Tax Act, 1961                       261




                                                        viii
                                      CHAPTER I

                    BACKGROUND TO THE REPORT

    A. History of Electoral Reform in India

    "I mean to diminish no individual, institution or phase in our history when I say
    that India is valued the world over for a great many things, but for three over all
    others : The Taj Mahal; Mahatma Gandhi; and India's electoral democracy."
                                                    - Gopalkrishna Gandhi (2013)1

    "It needs little argument to hold that the heart of the Parliamentary system is free
    and fair elections periodically held, based on adult franchise, although social and
    economic democracy may demand much more."
                                                   - Supreme Court of India (1978)2

1.1            These two quotes, although more than three decades apart,
speak to the same message of the importance of democracy, and hence,
purity in the election process. It is trite to say but important to note that a fair
and unbiased electoral process, with greater citizen participation is
fundamental to safeguarding the values of democracy.

1.2           Maintaining the purity of the electoral process however, requires
a multi-pronged approach, which includes removing the influence of money
and criminal elements in politics, expediting the disposal of election petitions,
introducing internal democracy and financial transparency in the functioning of
the political parties, strengthening the Election Commission of India
(hereinafter "ECI"), and regulating opinion polls and paid news.

1.3           Unfortunately, these are some of the issues, which have
plagued the Indian electoral system over the decades and have eroded the
trust of many people in the country. Consequently, over the years, a number
of committees have examined some of the major challenges and issues
affecting India's electoral system and have made suggestions accordingly.
Both the Law Commission in its 170th Report on "Reform of the Electoral
Laws" in 1999 and the ECI in its seminal 2004 "Proposed Electoral Reforms"
report have addressed some of these challenges. Other Committees and
Commissions, which have examined these issues, are:

       The Goswami Committee on Electoral Reforms (1990)
       The Vohra Committee Report (1993)


1 In the foreword to Mr. S.Y. Qureshi's book, AN UNDOCUMENTED W ONDER: THE MAKING OF THE
GREAT INDIAN ELECTION ix (2014).
2 Mohinder Singh Gill v. Chief Election Commissioner, (1978) 1 SCC 405, 424, at para 23.




                                                                                      1
        The Indrajit Gupta Committee on State Funding of Elections (1998)
       The Law Commission Report on Reform of the Electoral Laws (1999)
       The    National     Commission   to    Review    the    Working   of
        the Constitution (2001)
       The ECI - Proposed Electoral Reforms (2004)
       The Second Administrative Reforms Commission (2008) (hereinafter
        ("ARC")

       Unfortunately, their recommendations were not followed by legislative
action, required for the enhancement of the quality of democracy, by reducing
the influence of money and media in politics and ensuring free and fair
elections.

       B. Consultation Paper Issued by the Law Commission

1.4           In January 2013, the Ministry of Law and Justice, Government of
India requested the Twentieth Law Commission to consider the issue of
"Electoral Reforms" in its entirety and suggest comprehensive measures for
changes in the law. Accordingly, the Commission, under the guidance of the
then Chairman, Justice (Retd.) D. K. Jain, former Judge of the Supreme Court
of India, prepared and circulated a Consultation Paper in this regard.

1.5            The Consultation Paper listed eight major issues for
consideration, including, de-criminalisation of politics and disqualification of
candidates; need to strengthen provisions relating to the period of
disqualification; false affidavits; state funding of election expenses and
donations to political parties; regulation of the conduct of political parties;
adjudication of election disputes and enhancement of punishment for electoral
offences; issues pertaining to the role of the electronic and print media, and
various other issues.

1.6             The Consultation Paper was widely circulated amongst -
political parties and elected representatives, Houses of Parliament and State
Legislatures, High Court Bar Associations, the ECI, heads of other important
National Commissions and institutions, civil society organisations, jurists and
academics and other eminent and public spirited persons - in a bid to get
diverse and comprehensive feedback from all these stakeholders.

1.7          The Commission received over 157 responses, with the largest
number of responses being received from individuals, followed by civil society
organisations. The ECI was the only Commission that sent its response, and
former Chief Election Commissioners (hereinafter "CEC") were also
consulted. However, the response from the political class was discouraging,
with only one national party, being the Indian National Congress, and one
registered party, being the Welfare Party of India sending in their views.


                                                                              2
 Further, only eight Members of Parliament, four each from the Lok Sabha and
Rajya Sabha, responded.

    C. The 244th Report of the Law Commission

1.8            While the Commission was working towards preparing a Report
to submit to the Government, the Hon'ble Supreme Court passed an order on
16th December 2013 in Public Interest Foundation v. Union of India, W.P.
(Civil) 536 of 2011, vide D.O. No. 4604/2011/SC/PIL(W) dated 21st
December, 2013 requesting the Law Commission to "expedite consideration"
for giving a report on the two issues of (a) de-criminalisation of politics and (b)
disqualification for filing false affidavits by the end of February 2014.

1.9          Subsequently, a National Consultation on these two issues was
organised by the Commission on 1st February 2014, and various political
parties 3 were represented. Apart from the parties, a cross-section of
stakeholders from all parts of society - such as a retired Supreme Court judge
and former Chairman of the Law Commission; various senior advocates, a
former CEC, members of the ECI; a Member of Parliament; and various
representatives from the Bar and the Bench, from academia, and from civil
society organisations - were also present.

1.10           This culminated in the submission of the first part of the
Commission's work on decriminalisation of politics and disqualification for
filing false affidavits in the form of the 244th Report titled "Electoral
Disqualifications"    on   24th   February  2014.    The    Commission's
recommendations were subsequently forwarded to the Hon'ble Supreme
Court.

     D. The Present Report

1.11           After submitting the 244th Report, the Commission circulated
another questionnaire to all the registered national and State political parties
requesting their views on issues such as possible amendments to the Tenth
Schedule of the Constitution to do away with the concept of 'merger' and
'split'; expediting the disposal of election petitions; giving statutory status to
the Model Code of Conduct; incorporating the right to recall in the
Representation of People Act, 1951 (hereinafter "RPA"); the right to reject
principle and the None of the Above Option (hereinafter "NOTA"); the status
of independent candidates; whether candidates should be allowed to contest
elections from more than one constituency; making 'paid news' an electoral

3These included the All India NR Congress (Pondicherry), All Jharkhand Students Union
Party (Jharkhand), Biju Janata Dal, Communist Party of India, Communist Party of India
(Marxist), Nationalist Congress Party, J & K National Panthers Party, Rashtriya Lok Dal, and
Telangana Rashtra Samithi.


                                                                                          3
 offence/corrupt practice; and regulating opinion polls during the election
period. The Present Report, forming the second part of the Commission's
work, seeks to examine these issues; the issues raised in the earlier
consultation paper; and other related issues; to suggest amendments to the
Constitution, the RPA, 1951 and other laws to strengthen our electoral system
further.

1.12          While the Commission was preparing the second part of its
Report dealing with the aforementioned issues, the Supreme Court, in its
latest order dated 16th January 2015, in a PIL in Yogesh Gupta v ECI, 4
recorded the government's submission that it would seek the views of the Law
Commission, and the submission of an interim report, on the issue of totaliser
for counting votes. Hence, the Commission has given its recommendations on
the same.

1.13           The Commission hoped to receive constructive suggestions
from the political parties to assist it in the submission of the second part of its
Report, dealing with the issues in the questionnaire. However, once again, the
Commission received very few responses from the various political parties,
with only two national parties (being the Indian National Congress and the
Communist Party of India (Marxist)) and three registered state parties (being
the Shiv Sena, the Zoram Nationalist Party, the People's Party of Arunachal)
sending in their views. This was very discouraging given that political parties
are one of the most important stakeholders in the electoral process.

1.14         In order to undertake a study for suggesting amendments to the
various laws and the Constitution, the Commission formed a sub-committee
comprising of the Chairman, Justice S.N. Kapoor, Professor (Dr.) Mool Chand
Sharma, Mr. Arghya Sengupta, Ms. Chinmayee Arun, Ms. Srijoni Sen, Ms.
Ujwala Uppaluri, Ms. Vrinda Bhandari, and Ms. Ritwika Sharma. The
Commission then consulted with three former CEC's, namely Mr. T.S.
Krishnamurthy, Mr. N. Gopalaswamy and Mr. S.Y. Qureshi, and Mr. S.K.
Mendiratta, Legal Advisor to the ECI. In its deliberations, Mr. Gautam Bhatia,
Mr. Sameer Rohatagi and Mr. Pranay Lekhi also assisted the Commission.

1.15         The Commission would also like to place on record its special
appreciation for Ms. Srijoni Sen, Ms. Vrinda Bhandari, and Ms. Ritwika
Sharma, Consultants to the Commission, whose inputs were incisive, vital and
require special mention. They played a key role in drafting the Report.

1.16          Thereafter, upon extensive deliberations, discussions and in-
depth study, the Commission has given shape to the present Report.


4   WP (Civil) No. 422/2014 order of the Supreme Court on 08.09.2014.


                                                                                 4
                                       CHAPTER II

                       ELECTION FINANCE REFORM

2.1           Electoral reforms often contain proposals for reforming election
funding, and candidate and party expenditure. This Chapter discusses the
issue under three broad sub-groups: limits on political contributions and party
and candidate expenditure; disclosure norms and requirements; and State
funding of elections. These issues are governed by the provisions of the RPA,
the Conduct of Election Rules, 1961 (hereinafter "Election Rules"), the
Companies Act, 2013, and the Income Tax Act, 1961 (hereinafter "IT Act").

2.2           Part A of this Section provides a brief summary snapshot of the
relevant laws governing each of the three aspects, while Part B discusses the
need for election finance reform. Parts C analyses the laws regulating election
expenditure, contributions, and disclosure and Part D provides the
comparative perspective. Part E then describes the legal lacunae causing the
under-reporting of election spending while Part F examines the case for State
funding of elections. Part G concludes with a summary of recommendations.

A. The Current Law: A Summary Snapshot

2.3           The law regulating election finance in India has to be
ascertained after examining the provisions of the RPA and Election Rules, the
Companies Act, the IT Act, and the Foreign Contribution (Regulation) Act.
This section briefly summarises the law in a tabular form.5
              Existing Regulation                           Applicable Law

Limits   on Yes                                               S. 77, RPA
Expenditure  Between Rs. 54-70 lakhs for Parliamentary  Rule 90, Election
              constituencies and Rs. 20-28 lakhs for           Rules, 1961 as
              Assembly constituencies                          amended         by
             Includes party and supporter spending            Conduct          of
              towards a candidate's campaign                   Elections
             Excludes expenditure incurred by "leaders of     (Amendment)
              a political party" for travel for propagating    Rules, 2014 dated
              the party's program                              28th      February,
             Excludes expenditure by parties or their         2014
              supporters incurred for generally propagating
              the party's program as long as no specific
              candidate is mentioned (given s. 77's focus is
              on "candidate" and not party)

5The table is a modification of Table 3, in PRS Legislative Research, Financing of Election
Campaigns, 18th November 2008 at
<http://www.prsindia.org/administrator/uploads/general/1370582100~~Financing%20of%20El
ection%20Campaigns.pdf>.


                                                                                         5
 Disclosure     True copy of account of election expenses of        S. 77, 78, RPA
of             every contesting candidate lodged with the          Part VIIA, VIII,
Expenditure    District Election Commissioner within thirty         Election      Rules,
               days of election of returned candidate               1961
Limits    on   None                                                S. 29B, RPA
Contribution    No limits on individual contributions             S.           182(1),
                Corporate contributions to political parties       Companies Act
                 are allowed as long as the (non-government)       S. 3 and 4, Foreign
                 company is three years old; its aggregate          Contribution
                 contribution in every financial year is below      (Regulation) Act,
                 7.5% of its average net profits during the         2010
                 three immediately preceding financial years;
                 and it is authorized by a Board of Directors'
                 resolution
                Corporate contributions to parties or
                 electoral trusts entitled to deduction from
                 total income
                Ban on foreign contribution to candidate or
                 political party
                No limits on political party accepting
                 contribution
Disclosure      By party: Report detailing all contributions      S. 29C, RPA
of               above Rs. 20,000 received from any person or      S.          182(3),
Contribution     company submitted in each financial year to        Companies Act
                 the Election Commission                           S. 13A, S. 80GGB
                By company: Profit and Loss account will           and 80GGC, IT Act
                 detail the total amount contributed and the
                 name of the party to which contribution
                 made in every financial year
Public         Partial                                             S. 39A, 78A and
Funding of      No direct State subsidy                            78B,          RPA
Election        Partial in kind subsidy in the form of free        (introduced by the
Campaigns        allocated air time on state owned electronic       2003 amendment)
                 media (since 1996) to parties based on their
                 past performance
                Free supply of copies of electoral rolls and
                 identity slips of electors to candidates
Penalties      Both civil and criminal in nature and affect        S. 8A, 10A, 11A,
                The candidate: disqualification from being a       123(6), RPA
                 voter or standing in elections if convicted of    S.           182(4),
                 corrupt practices or failure to lodge election     Companies Act
                 expenses (3 years)                                S. 13A, IT Act
                The party: loses IT exemptions
                Company: Fines and imprisonment




                                                                                     6
 B. Need for Election Finance Reform

2.4            It is now well established that money plays a big role in politics,
whether in the conduct, or campaigning, for elections. The Election
Commission of India (hereinafter "ECI"), in its guidelines issued on 29th
August 2014, recognised that "concerns have been expressed in various
quarters that money power is disturbing the level playing field and vitiating the
purity of elections."6 What gives rise to these concerns about the role of big
money in politics? These are not mere theoretical debates but are actual
problems afflicting the electoral process in India. Money, often from
illegitimate sources, results in "undisguised bullying" when it is used (both
authorised and unauthorised) to buy muscle power, weapons, or to unduly
influence voters through liquor, cash, gifts. Currency notes come first in
containers, then in truckloads, moving to wholesale/small retail forms, and
finally to suitcases and in people's pockets. Mr. Qureshi, in his book,
documents instances of Returning Officers and Chief Electoral Officers in
Tamil Nadu seizing crores of rupees in cash, bundles of saris and dhotis and
hundreds of gas stoves.7 It is evident that money is used in myriad of forms in
today's election process, but what are its consequences? Why is there a need
for election finance reform? The answers to these questions are articulated
below.

2.5            First, is the undeniable fact that financial superiority translates
into electoral advantage, and so richer candidates and parties have a greater
chance of winning elections. This is best articulated by the Supreme Court in
Kanwar Lal Gupta v Amar Nath Chawla (hereinafter "Kanwar Lal Gupta"), 8
when it explained the influence of money as follows:

       "...money is bound to play an important part in the successful
       prosecution of an election campaign. Money supplies "assets for
       advertising and other forms of political solicitation that increases the
       candidate's exposure to the public." Not only can money buy
       advertising and canvassing facilities such as hoardings, posters,
       handbills, brochures etc. and all the other paraphernalia of an election
       campaign, but it can also provide the means for quick and speedy
       communications and movements and sophisticated campaign
       techniques and is also "a substitute for energy" in that paid workers
       can be employed where volunteers are found to be insufficient. The
       availability of large funds does ordinarily tend to increase the number of
       votes a candidate will receive. If, therefore, one political party or
       individual has larger resources available to it than another individual or
       political party, the former would certainly, under the present system of

6  ECI, Guidelines on Transparency and Accountability in Party Funds and Election
Expenditure,       No.    76/PPEMS/Transparency/2013,      29th  August   2014, at <
http://eci.nic.in/eci_main1/PolPar/Transparency/Guidelines_29082014.pdf>.
7 Qureshi, supra note 1, at x, xii, 259.
8 (1975) 3 SCC 646.




                                                                                  7
         conducting elections, have an advantage over the latter in the electoral
        process". [Emphasis supplied]

2.6          The Supreme Court, in its 2014 decision in Ashok Shankarrao
Chavan v Madhavrao Kinhalkar (hereinafter "Ashok Shankarrao Chavan"),9
repeated this line of reasoning, where it highlighted how money was used to
buy votes:

        "55. In recent times, when elections are being held it is widely reported
        in the Press and Media that money power plays a very vital role. Going
        by such reports and if it is true then it is highly unfortunate that many of
        the voters are prepared to sell their votes for a few hundred rupees.
        ...... This view of ours is more so apt in the present day context,
        wherein money power virtually controls the whole field of election and
        that people are taken for a ride by such unscrupulous elements who
        want to gain the status of a Member of Parliament or the State
        Legislature by hook or crook." [Emphasis supplied]

2.7           Second, and connected to the above point is the issue of
equality and equal footing between richer and poorer candidates. This can be
explained with the help of the Court's observations in Kanwar Lal Gupta on
the rationale behind expenditure limits:

         "...it should be open to individual or any political party, howsoever
        small, to be able to contest an election on a footing of equality with any
        other individual or political party, howsoever rich and well financed it
        may be, and no individual or political party should be able to secure an
        advantage over others by reason of its superior financial strength."10
2.8     Similarly, in Ashok Shankarrao Chavan, 11 the Supreme Court noted
that:
        "...it is a hard reality that if one is prepared to expend money to
        unimaginable limits only then can he be preferred to be nominated as a
        candidate for such membership, as against the credentials of genuine
        and deserving candidates."
2.9          The Court's observations are not made in vacuum. A simple
perusal of the Lok Sabha 2014 candidates reveals that 27% (or 2208
candidates) of all the candidates were "crorepati candidates," and the average
asset of each of the 8163 candidates was Rs. 3.16 crores. The percentage of
crorepati candidates increased from 16% in 2009 Lok Sabha elections.12

2.10           Third, in complete contravention to the various laws and ECI
notifications, there is widespread prevalence of black money, bribery, and

9 (2014) 7 SCC 99.
10 (1975) 3 SCC 646.
11 (2014) 7 SCC 99.
12 Association of Democratic Reforms, Lok Sabha Elections 2014: Analysis of Criminal

Background, Financial, Education, Gender and Other Details of Candidates, 9th May 2014.


                                                                                     8
 quid pro quo corruption; this helps candidates fund their campaigns. The
Supreme Court, affirming the conclusions of the 2002 report of the National
Commission to Review the Working of the Constitution (hereinafter
"NCRWC"),13 recognized this reality in PUCL v Union of India14 and stated:

       "One of the most critical problems in the matter of electoral reforms is
       the hard reality that for contesting an election one needs large amounts
       of money. The limits of expenditure prescribed are meaningless and
       almost never adhered to. As a result, it becomes difficult for the good
       and the honest to enter legislatures. It also creates a high degree of
       compulsion for corruption in the political arena. This has progressively
       polluted the entire system. Corruption, because it erodes performance,
       becomes one of the leading reasons for non-performance and
       compromised governance in the country. The sources of some of the
       election funds are believed to be unaccounted criminal money in return
       for protection, unaccounted funds from business groups who expect a
       high return on this investment, kickbacks or commissions on contracts
       etc." [Emphasis supplied]

2.11   Likewise, in Ashok Shankarrao Chavan,15 the Court observed:

       "48. It is common knowledge as is widely published in the Press and
       Media that nowadays in public elections payment of cash to the
       electorate is rampant and the Election Commission finds it extremely
       difficult to control such a menace. There is no truthfulness in the
       attitude and actions of the contesting candidates in sticking to the
       requirement of law, in particular to Section 77 and there is every
       attempt being made to violate the restrictions imposed in the matter of
       incurring election expenses with a view to woo the electorate
       concerned and thereby, gaining their votes in their favour by corrupt
       means viz by purchasing the votes.....

       56. It is unfortunate that those who are really interested in the welfare
       of society and who are incapable of indulging in any such corrupt
       practices are virtually sidelined and are treated as totally ineligible for
       contesting the elections." [Emphasis supplied]

2.12           Candidates and political parties have devised ingenious ways to
disguise the illegitimate sources and expenditure of money by holding
community feasts, organising birthday parties and marriages, giving costly
gifts, or topping up mobile phones. Money is sometimes transferred through
cash packets slipped in newspapers, through rural moneylenders and



13 See Chapter 4, Electoral Processes and Political Parties, para 4.14 on "High Cost of
Elections and Abuse of Money Power" in Ministry of Law and Justice, REPORT OF THE
NATIONAL COMMISSION TO REVIEW THE W ORKING OF THE CONSTITUTION (hereinafter "NCRWC
Report") at < http://lawmin.nic.in/ncrwc/finalreport/v1ch4.htm>.
14 (2003) 4 SCC 399.
15 (2014) 7 SCC 99.




                                                                                     9
 pawnbrokers or by organising 'fake aartis'. 16 In fact, Tamil Nadu gained
notoriety for the "Thirumangalam formula", when Rs. 5000 was paid per voter
in Thirumangalam in Madurai in the 2009 bye-elections and other methods
were used to distribute money and earn votes.17

2.13           Fourth, the current system tolerates, or at least does not
prevent, lobbying and capture, where a sort of quid pro quo transpires
between big donors and political parties/candidates. While the problem of
bribery, corrupt practices and black money are important, to some extent, they
have distracted from the larger problem of election finance and the capture of
government by private individuals and interest groups. The Supreme Court,
citing a note from Harvard Law Review on campaign finance regulation,
articulated this concern in Kanwar Lal Gupta observing:

       "A less debatable objective of regulating campaign funds is the
       elimination of dangerous financial pressures on elected officials. Even
       if contributions are not motivated by an expected return in political
       favours, the legislator cannot overlook the effects of his decisions on
       the sources of campaign funds."18
2.14          Similarly, Justice Kennedy in McConnell v Federal Election
Commission very well, when recognising the problem of solicitation as a
corruption, said:

       "The making of a solicited gift is a quid both to the recipient of the
       money and to the one who solicits the payment (by granting his
       request). Rules governing candidates' or officeholders' solicitation of
       contributions are, therefore, regulations governing their receipt
       of quids."19

2.15         Unregulated, or under-regulated, election financing leads to two
types of capture: the first involves cases where the industry / private entities
use money to ensure less stringent regulation, and the money used to finance
elections eventually leads to favourable policies. 20 The second involves cases
of "deeper capture", where through their disproportionate and self-serving




16 Qureshi, supra note 1, at 263-267.
17 K. Raju, Dravidian Parties Trying to Thirumangalam Formula, THE HINDU, 25th January
2015; L. Srikrishna, AIDMK, DMK Retry Thirumangalam Formula, THE HINDU, 19th April 2014;
Sarah Hiddleston, Cash for Votes, a Way of Political Life in South India, THE HINDU, 16th
March 2011; Qureshi, supra note 1, at 245-267.
18 Note, Statutory Regulation of Political Campaign Funds, 66 HARV L. REV. 1259, 1260

(1953).
19 540 US 93, 124 S. Ct. 619, 157 L. Ed. 2d 491 (2003).
20 Teigler, Theory of Economic Regulation, 2(1) THE BELL J. OF ECON. & MANAGEMENT SC. 3,

11 (1971).


                                                                                      10
 influence, corporations capture not just regulators, but also the views of
ordinary citizens and what they think of as "public interest."21

2.16           Thus, lobbying and capture give undue importance to big donors
and certain interest groups, at the expense of the ordinary citizen and violates
what the Indian Supreme Court terms, "the right of equal participation [of each
citizen in the polity]."22 In Kanwar Lal Gupta, the Supreme Court expressed its
views on this issue when it stated:

        "The other objective of limiting expenditure is to eliminate, as far as
        possible, the influence of big money in electoral process. If there were
        no limit on expenditure political parties would go all out for collecting
        contributions and obviously the largest contributions would be from the
        rich and the affluent who constitute but a fraction of the electorate. It is
        likely that some elected representatives would tend to share the views
        of the wealthy supporters of their political party, either because of
        shared background and association, increased access or subtle
        influences which condition their thinking."23

2.17          Finally, the argument for election finance reform is premised on
a more philosophical argument that large campaign donations, even when
legal, amount to what Lessig terms "institutional corruption", 24 which
compromise the political morality norms of a republican democracy. Here,
instead of direct exchange of money or favours, candidates alter their views
and convictions in a way that attracts the most funding. This change of
perception leads to an erosion of public trust, which in turn affects the quality
of democratic engagement.25
2.18 Having touched upon the need for election finance reform, it is useful to
examine the laws regulating election expenditure, disclosure and contribution
next.
C. Laws Regulating Election Expenditure, Contributions, and Disclosure

(i)     Laws regulating election expenditure for candidates

2.19.1      Limits on electoral expenditure for contesting candidates have
been set out in Section 77 of the RPA and the Election Rules, 1961,
reproduced below:

        "Section 77: Account of election expenses and maximum
        thereof--

21 Jon Hanson and David Yosifon, The Situation: An Introduction to the Situational Character,
Critical Realism, Power Economics, and Deep Capture, 152 U. PA. L. REV. 129, 202-206
(2003)
22 R.C. Poudyal v. Union of India, (1994) Supp 1 SCC 1267.
23 Kanwar Lal Gupta v. Amar Nath Chawla, (1975) 3 SCC 646.
24 Lawrence Lessig, REPUBLIC LOST 16, 107-114 (2011).
25 Ibid., at 28, 36.




                                                                                          11
        (1) Every candidate at an election shall, either by himself or by his
           election agent, keep a separate and correct account of all
           expenditure in connection with the election incurred or authorized
           by him or by his election agent between [the date on which he has
           been nominated] and the date of declaration of the result thereof,
           both dates inclusive.
           Explanation 1- For the removal of doubts, it is hereby declared that-
          a) the expenditure incurred by leaders of a political party on
              account of travel by air or by any other means of transport for
              propagating programme of the political party shall not be
              deemed to be the expenditure in connection with the election
              incurred or authorised by a candidate of that political party or his
              election agent for the purposes of this sub-section.
          b) any expenditure incurred in respect of any arrangements made,
              facilities provided or any other act or thing done by any person in
              the service of the Government and belonging to any of the
              classes mentioned in clause (7) of section 123 in the discharge
              or purported discharge of his official duty as mentioned in the
              proviso to that clause shall not be deemed to be expenditure in
              connection with the election incurred or authorised by a
              candidate or by his election agent for the purposes of this sub-
              section.
           (3) The total of the said expenditure shall not exceed such amount
          as may be prescribed."
2.19.2         Section 77(3) of the RPA limits the electoral spending by
candidates within the limits prescribed by Rule 90 of the Rules, stipulating the
maximum election expenditure that can be incurred by a candidate in a
parliamentary or assembly election. By the recent Conduct of Elections
(Amendment) Rules, 2014, notified on 28th February 2014, the limit for
candidate expenditure is between Rs. 54-70 lakhs for parliamentary
constituencies, and between Rs. 20-28 lakhs for assembly constituencies.26
The incurring or authorising expenditure in violation of Section 77 amounts to
a corrupt practice under Section 123(6) of the RPA and can result in
disqualification for a maximum period of six years, both as a candidate and a
voter, under Sections 8A and 11A. Section 10A additionally provides for
disqualification for failure to lodge accounts of election expenses.

(ii)   Laws regulating election expenditure for political parties: Third
       party expenditure

2.20.1       Section 77 of the RPA does not directly limit the election
expenditure of political parties, and this has given rise to the contested
question of third party expenditure, namely the financing of a candidate's
campaign by political parties, corporate donors, or well wishers.

26ECI, Conduct of Election (Amendment) Rules 2014, No. 3/1/2014/SDR-Vol.-III, 5th March
2014, <http://eci.nic.in/eci_main1/current/ImpIns1_06032014.pdf>.


                                                                                    12
 2.20.2        Till 1975, the Supreme Court refused to regard third party
expenditure as electoral expenditure within the meaning of Section 77 of the
RPA.27 This changed with Kanwar Lal Gupta, where the Supreme Court relied
on the "authorisation" of expenditure by a candidate in excess of the election
expenditure limits to note:

        "When a political party sponsoring a candidate incurs expenditure
        specifically in connection with his election, as distinguished from
        expenditure on general party propaganda, and the candidate knowingly
        takes advantage of it or participates in the programme or activity or
        consents to it or acquiesces in it, it would be reasonable to infer, save
        in special circumstances, that he impliedly authorised the political party
        to incur such expenditure; and he cannot escape the rigors of the
        ceiling by saying that he has not incurred expenditure but big political
        party has done so."28

2.20.3          Thus, the Court believed that the object of imposing individual
expenditure limits would be frustrated if parties or other supporters were free
to spend without any limits. Nevertheless, the RPA was amended in 1974 to
nullify the effect of the above judgment by inserting an explanation to Section
77(1) to the effect that any third party expenditure in connection with a
candidate's election shall not be deemed to be expenditure incurred or
authorised by a candidate.29

2.20.4        The constitutionality of the 1974 amendment was challenged in
P. Nalla Thampy Terah v Union of India30 on the grounds that it sanctioned
discrimination between candidates and parties based on money power, and
hence contravened Article 14. Rejecting this contention, albeit reluctantly, the
Supreme Court held that it was not for the court to lay down policies in
matters pertaining to elections and that:

        "Election laws are not designed to produce economic equality amongst
        citizens. They can, at best, provide an equal opportunity to all sections
        of society to project their respective points of view on the occasion of
        elections. The method, somewhat unfortunate, by which law has
        achieved that purpose, is by freeing all others except the candidate and


27 Karimji Rehmanji Chipa v. Abdurahim Tajuji, 36 ELR 283; Rananjaya Singh v. Baijnath
Singh, (1955) 1 SCR 671; Magraj Patodia v. R. K. Birla (1970) 2 SCC 888.
28 Kanwar Lal Gupta v. Amar Nath Chawla, (1975) 3 SCC 646.
29 Explanation 1, inserted vide the Representation of People (Amendment) Act, 1974 read as

follows: "Explanation 1. - Notwithstanding any judgment, order or decision of any court to the
contrary, any expenditure incurred or authorized in connection with the election of a candidate
by a political party or by any other association or body of persons or by any individual (other
than the candidate or his election agent) shall not be deemed to be, and shall not ever be
deemed to have been, expenditure in connection with the election incurred or authorized by
the candidate or by his election agent for the purposes of this sub-section."
30 (1985) Supp. SCC 189, at paras 13-15.




                                                                                           13
         his election agent from the restriction on spending, so long as the
        expenditure is incurred or authorised by those others."

2.20.5         Subsequently, later benches criticised this decision and the
position of law laid out in the 1974 amendment, noting that Section 123(6) of
the RPA had become "nugatory and redundant", 31 and that the practice of
parties in not maintaining accounts of donations and expenses incurred in
regard a candidate's election made it to difficult to determine "whose money
was actually spent through the hands of the party".32 Eventually in the seminal
case of Common Cause, a Registered Society v. Union of India, 33 the
Supreme Court reversed the burden of proof on the candidate claiming the
benefit of the exception created by the Explanation to Section 77, holding that
even when expenses are claimed by a party, the (rebuttable) presumption
shall be that they have been incurred or authorised by the candidate. The
Court noted:

        "The expenditure (including that for which the candidate is seeking
        protection under Explanation I to Section 77 of R.P. Act) in connection
        with the election of a candidate - to the knowledge of the candidate or
        his election agent - shall be presumed to have been authorised by the
        candidate or his election agent. It shall, however, be open to the
        candidate to rebut the presumption in accordance with law....."34

2.20.6        Finally, owing to much criticism of the Explanation appended to
Section 77(1) by the 1974 Amendment Act, the said Explanation was deleted
by the Election and Other Related Laws (Amendment) Act 2003 and replaced
with the current Explanation, referred to above. Outside spending by parties
and independent supporters must now be reported by the candidate, and
counted towards the expenditure ceiling.

2.20.7         Thus, the current position is that the expenditure incurred by (a)
the leaders of political party on account of travel by air or by any other means
of transport for propagating the party's programme and (b) the political parties
or their supporters for generally propagating the party's programme shall not
be deemed to be expenditure in connection with the election incurred or
authorised by a candidate of that political party under Section 77, RPA.

(iii)   Laws regulating disclosure of election expenditure for candidates
        and parties

2.21.1        Pursuant to Sections 77(1) and 78 of the RPA read with Rule 86
of the Rules, all contesting candidates are also required to maintain a correct


31 C Narayanaswamy v C.K. Jaffar Sharief, 1994 Supp. (3) SCC 170.
32 Gajanan Bapat v Dattaji Meghe, (1995) 5 SCC 437.
33 (1996) 2 SCC 752.
34 Id, at 764, para 23.




                                                                              14
 account of their election expenses and lodge a true copy of the same with the
district election officer within thirty days from the date of election of the
returning candidate. Contravention of the above provisions can be the basis
for disqualification up to a period of three years under Section 10A of the
RPA. It is important to note, as several Supreme Court decisions have
done,35 that a mere failure to maintain correct accounts is not in and of itself a
corrupt practice under Section 123(6), provided the prescribed limit of
expenditure is not exceeded. While discussing the relevance of these
provisions in maintaining "absolute purity in elections", the Supreme Court in
Ashok Shankarrao Chavan noted as follows:

     "....Even the explanation to Sub-section (1) to Section 123 makes it clear
     that incurring of election expenses and the maintenance of account of
     those expenses are not an empty formality but the very purpose of
     stipulating such restrictions and directions under Section 77(1) and (3)
     read along with Section 78 explains the mandate to maintain absolute
     purity in elections by the contesting candidates. This is required in order to
     ensure that the process of the election is not sullied by resorting to
     unethical means while incurring election expenses." 36

2.21.2        Further, the Supreme Court in PUCL v Union of India 37
endorsed the recommendations of the NCRWC's Report, 38 which had
highlighted the need for stronger disclosure and auditing norms observing:

         "4.14.3. ....The Commission recommends that the political parties as
         well as individual candidates be made subject to a proper statutory
         audit of the amounts they spend.... At the end of the election each
         candidate should submit an audited statement of expenses under
         specific heads. EC should devise specific formats for filing such
         statements so that fudging of accounts becomes difficult. Also, the
         audit should not only be mandatory but it should be enforced by the
         Election Commission."

2.21.3        The ECI issued transparency guidelines under Article 324 of the
Constitution bearing No. 76/PPEMS/Transparency/2013 dated 29th August,
2014 w.e.f. 1st October 2014 after consultation with all the recognised political
parties, and including the following:

        On election expenses by parties: the payment of any election
         expenditure over Rs. 20,000 should be made by the political parties via
         cheque or draft, and not by cash, unless there are no banking facilities


35 Dalchand Jain v Narayan Shankar Trivedi, (1969) 3 SCC 685; L.R. Shivaramagowda v
T.M. Chandrashekar (1999) 1 SCC 666.
36 (2014) 7 SCC 99
37 (2003) 4 SCC 399.
38 NCRWC Report, supra note 13, at para 4.14.3.




                                                                                      15
            or the payment is made to a party functionary in lieu of salary or
           reimbursement.
          On election expenses by unrecognised parties: although not
           required by law to submit their election expenditures to the ECI,
           unrecognised parties are required under these guideless to file their
           expenditure statements with the Chief Electoral Officer of the State in
           which the party headquarters are located.
          On giving money to candidates: although there is no cap on
           expenditure by political parties for propagating their program, parties
           are required to adhere to the cap prescribed in section 77(3), RPA and
           Rule 90, Election Rules while providing "financial assistance" to
           candidates in their election campaigns. These amounts should be paid
           only by a crossed account payee cheque or draft or bank transfer, and
           not by cash.
          On accounts and audit: all parties are required to maintain books of
           accounts (under s. 13A, IT Act) based on the guidance note issued by
           the Institute of Chartered Accountants of India to enable the calculation
           of their party income. These books need to be audited and certified by
           qualified, practicing Chartered Accountants, and are to be submitted
           annually (as audited annual accounts) to the ECI by 31st October, with
           a copy of the Auditor's Report.
2.21.4          The ECI in a clarification bearing No. 76/PPEMS/Transparency/
2013 dated 19th November, 2014 stated that its "lawful instructions" were
issued to fill the legal vacuum in the area, pursuant to the Supreme Court's
order in Mohinder Singh Gill v CEC39 and Article 324; and are binding on all
parties.40

(iv)       Laws regulating contribution to political parties

2.22.1         Section 29B of the RPA makes it very clear that there is no limit
on political parties accepting contributions from individuals or corporations, so
long as the donor is not a government company, or the donation is not a
foreign contribution (since it is prohibited under Section 3 of the Foreign
Contribution (Regulation) Act, 2010).

2.22.2        A significant source of political donations is through corporate
funding, which is explicitly permitted under Section 182(1) of the Companies
Act of 2013, dealing with prohibitions and restrictions regarding political
contributions to political parties, and reproduced below:

39AIR 1978 SC 851.
40ECI,  Clarification of Transparency Guidelines for the Political Parties issued by the ECI, No.
76/contribution/Transparency/2013, 19th November 2014
<http://eci.nic.in/eci_main1/PolPar/Transparency/Clarification%20of%20Transparency%20gui
deline%20for%20political%20parties.pdf>.


                                                                                             16
        "182. (1) Notwithstanding anything contained in any other provision of
       this Act, a company, other than a Government company and a
       company which has been in existence for less than three financial
       years, may contribute any amount directly or indirectly to any political
       party:
       Provided that the amount referred to in sub-section (1) or, as the case
       may be, the aggregate of the amount which may be so contributed by
       the company in any financial year shall not exceed seven and a half
       per cent of its average net profits during the three immediately
       preceding financial years:
       Provided further that no such contribution shall be made by a company
       unless a resolution authorising the making of such contribution is
       passed at a meeting of the Board of Directors and such resolution
       shall, subject to the other provisions of this section, be deemed to be
       justification in law for the making and the acceptance of the
       contribution authorised by it."

2.22.3        Pertinently, the contribution limit of 7.5% of the company's
average net profits during the three immediately preceding financial years is
an increase from the previous stipulation of 5% profit in Section 293A of the
Companies Act of 1956. Additionally, as per Rule 4(7) of the Companies
(Corporate Social Responsibility Policy) Rules, 2014 notified on 27th February
2014, direct or indirect contribution to any political party under Section 182 of
the Companies Act shall not be considered as a corporate social responsibility
activity.41

2.22.4         Section 182(4) of the Companies Act, 2013 provides for
penalties for corporate contributions in contravention with the provisions of
Section 182 in the form of fines levied on the company up to five times the
amount so contributed, or imprisonment up to six months along with a similar
fine for any company officer who is in default.

(v)    Laws regulating disclosure of political contribution by parties and
       companies
2.23.1        Section 29C of the RPA regulates the disclosure of donations
received by political parties and requires every party to prepare an annual
report in respect of all contributions exceeding Rs. 20,000, received from any
person or (non-government) company, and submit the report to the Election
Commission. If this is not complied with, the party is not entitled to any tax
relief under Section 29C(4) read with Section 13A of the IT Act. Commenting
on the need to disclose the source of funding, the Supreme Court has
observed as follows:

41Ministry of Corporate Affairs, Companies (Corporate Social Responsibility Policy) Rules,
2014 27th February 2014,
<http://www.mca.gov.in/Ministry/pdf/CompaniesActNotification2_2014.pdf>.


                                                                                       17
         "We wish, however, to point out that though the practice followed by
        political parties in not maintaining accounts of receipts of the sale of
        coupons and donations as well as the expenditure incurred in
        connection with the election of its candidate appears to be a reality but
        it certainly is not a good practice. It leaves a lot of scope for soiling the
        purity of election by money influence."42
2.23.2         Section 13A of the IT Act further provides that income of political
parties will be exempt from tax only if they maintain a record of the sources of
funding, i.e. the names and addresses of the contributors, when the amount
donated exceeds Rs. 20,000.43 Section 80GGB of the IT Act provides that all
corporate contributions to political parties and electoral trusts are entitled to
income tax deduction, while Section 80GGC of the IT Act has similar
provisions with respect to contributions made by individual persons to political
parties or electoral trusts.


2.23.3       Section 182(3) of the Companies Act, 2013 regulates the
disclosure of donations made by companies, requiring every company to
disclose the total amount of its contribution, and the name of the party
receiving the said contribution, in every financial year in its profit and loss
account. Failure to comply with this provision will result in a fine and/or
imprisonment provided under Section 182(4) referred above.

2.23.4        In exercise of its plenary powers under Article 324 of the
Constitution, the ECI issued a scheme relating to "Electoral Trust Companies"
on 10th December 2013 to fill in the vacuum in respect of disclosure
requirements of contributions by electoral trusts in 2014. Although companies
contributing to Electoral Trust Companies (for further contribution to political
parties) are not required to make any disclosures pursuant to Section 182(3)
of the Companies Act, 2013, they are required to disclose the amount
released to an Electoral Trust Company. In turn, the Electoral Trust Company
is required to disclose all amounts received from other companies or sources
in its books of account and the amount contributed by it to a party pursuant to
Section 182(3). 44 Further, Electoral Trusts are required to submit Annual
Reports of contributions to the ECI containing details of the name and




42 Gajanan Krishnaji Bapat v Dattaji Raghobaji Meghe, (1995) 5 SCC 347.
43 Section 29C, RPA; Section 13A, Income Tax Act, 1961.
44 Ministry of Corporate Affairs, Clarification with regard to Applicability of Section 182(3) of

the Companies        Act, 2013, Circular No. 17/27/2013-CL-V, 10th December 2013,
<http://www.mca.gov.in/Ministry/pdf/General_Circular_19_2013.pdf>.


                                                                                             18
 addresses of the donors and the amount of donation given to each political
party.45 The ECI has released a list of approved Electoral Trusts.

2.23.5       Finally, Section 75A of the RPA requires every elected
candidate in a parliamentary constituency to furnish information relating to
their assets and liabilities to the Lok Sabha Speaker or the Rajya Sabha
Chairperson within ninety days of taking the oath for their seat in Parliament.

2.23.6         Having examined the law in India, it is worthwhile to examine the
law in different countries around the world in the next section.

D. Electoral Expenditure, Disclosure, and Contribution: A Comparative
Analysis

(i)    United Kingdom

Expenses

2.24.1       In the UK, there are limits on party and candidate expenditure,
and these limits differ depending on the type of election (parliamentary or
local body).

2.24.2        Section 76(2) of the Representation of the People Act, 1983
(hereinafter "RPA, 1983") along with the Representation of the People
(Variation of Limits of Candidates' Election Expenses) Order 2014 sets the
limits on candidate expenditure or "election expenditure". For county
constituencies in a parliamentary general election, this is £8,700 with an
additional 9 pence for every entry in the register of electors. The amount is
higher under section 76ZA if Parliament has not been dissolved within 55
months (or has sat for more than 55 months) and covers pre-candidacy
election expenses. These amounts do not cover the candidates' personal
expenses.

2.24.3       "Campaign expenditure", incurred to promote a party or its
policies in general, is limited under the Political Parties, Elections and
Referendums Act (hereinafter "PPERA") 2000. Schedule 9 of the Act limits
campaign expenditure by parties up to £30,000 per constituency or a total of
£810,000 for England; £120,000 for Scotland and £60,000 for Wales. 46
Campaign expenditure is defined with reference to a list of specified expenses
in Schedule 8 of the PPERA, which includes party political broadcasts,
advertising, unsolicited material to electors, manifesto or other policy


45  ECI, Guidelines for Submission of Contribution Reports of Electoral Trust, No.
56/ElectoralTrust/2014/PPEMS,                     6th             June             2014,
<http://eci.nic.in/eci_main1/PolPar/ElectoralTrust_06062014.pdf>.
46 Schedule 9 of the PPERA Act, 2000 makes party spending limits depend on, and increase

with, the number of constituencies that it contests.


                                                                                     19
 documents, market research and canvassing, media/publicity, transport,
rallies or other events.

2.24.4        Notional campaign expenditure or "third party/controlled"
expenditure, that is "incurred by or on behalf of the third party in connection
with the production or publication of election material which is made available
to the public at large or any section of the public (in whatever form and by
whatever means)", is also limited under section 85, PPERA and section 75,
RPA 1983. This expenditure includes money spent on holding public
meetings or organizing public displays, or by issuing advertisements,
circulars, or publications praising or disparaging candidates. It can
independently be incurred only up to a limit of £500 for parliamentary
expenses, although "recognised third parties" can incur greater expenditure.

2.24.5       Of particular interest is the regulation where expenditure limits
have been introduced for periods both, before nomination ("pre-candidacy")
and after nomination as a candidate. For instance, the 2015 general elections
has been divided into a "long campaign" - which is pre-candidacy; and a
"short campaign" - which is from the time of becoming candidate to polling
day; and each has its own spending limit with fixed and variable amounts. 47
The fixed amount for the long campaign is £30,700 and for the short
campaign is £8,700 for 2015.48

Contributions

2.24.6        In the UK, there are no caps on individual or corporate
contributions to parties or candidates [under Section 54(2)(b), PPERA r/w
Schedule 2A of RPA, 1983], although foreign donors are banned. In fact,
there is no specific provision prohibiting corporations with partial government
ownership or government contracts from donating as well. 49 However,
donations above £200 may only be received by parties only from 'permissible
donors'.50 With respect to corporate contributions, it is important to note that
they require prior shareholder approval.51


47 Electoral Commission, UK Parliamentary Guidance Candidates and Agents: Parliamentary
Elections                                         2015,                                      at
<http://www.electoralcommission.org.uk/__data/assets/pdf_file/0004/173074/UKPGE-Part-3-
Spending-and-donations.pdf>.
48 Electoral Commission, Third Parties, <http://www.electoralcommission.org.uk/?a=29607>.
49 IDEA,     Political Finance Data for United Kingdom, <http://www.idea.int/political-
finance/country.cfm?id=77>.
50 Permissible donors vide section 54, PPERA include "an individual registered on a UK

electoral register; a UK registered political party; a UK registered company; a UK registered
trade union; a UK registered building society; a UK registered limited liability partnership; a
UK registered friendly/building society; or a UK based unincorporated association".
51 Samya Chatterji and Niranjan Sahoo, Corporate Funding of Elections: Strengths and

Flaws, OBSERVER RESEARCH FOUNDATION ISSUE BRIEF #69, February 2014,


                                                                                           20
 2.24.7        Section 52(2) of the PPERA prohibits all anonymous donations
to parties, unless it is under £500; while Schedule 2A of the RPA, 1983
disregards all donations under £50.

Disclosure

2.24.8        All registered parties must maintain accounting records, which
show all the money received and expended by the party. These include an
annual statement of accounts; quarterly donation reports vide Section 62 of
PPERA; and weekly reports during general election periods vide Section 63.
Both the quarterly and weekly reports must list the names and addresses of
donors for donations over £7,500 along with other relevant transactions" such
as loans and sponsorships.52 Schedule 6 of the PPERA lists the details to be
given in donation reports in detail. Further, Section 43 provides that a qualified
auditor must audit parties' accounts, if their gross income or total expenditure
in any financial year exceeds £250,000 or if the Commission considers it
desirable to do so.

2.24.9          Under section 81, RPA 1983 and Schedule 2A, candidates are
also required to submit a return detailing their campaign expenses incurred by
or on behalf of the candidate, or by their agents, to the Electoral Commission,
within thirty-five days of the declaration of result. Donations of more than £50
to the candidate and impermissible donations must all be included in their
returns.

2.24.10       On disclosure, the UK repealed Section 68 of the PPERA Act
2000, requiring donors making multiple small donations annually up to £5000
to report the same to the Electoral Commission, vide the Electoral
Administration Act 2006 because "in practice" it had been "of little use". 53

2.24.11       All reported financial information of political parties, namely their
donation/loan reports, campaign expenditure returns (including pdfs of
invoices and receipts) and statement of accounts are made available on the
website of the Electoral Commission of the UK.54 Information about regulated
donees including MPs and members of political parties, along with third
parties are also available online.


<http://www.orfonline.org/cms/export/orfonline/modules/issuebrief/attachments/issuebrief69_1
394871243494.pdf>, at 7.
52 Sections 62, 63, 71M, 71Q of the PPERA, 2000; S. 20, Political Parties and Election Act

2009.
53      UK       Parliament,      Electoral      Administration        Bill:    Part       7,
<http://www.publications.parliament.uk/pa/cm200506/cmbills/050/en/06050x-c.htm>;          US
Library of Congress, Campaign Finance: UK, <http://www.loc.gov/law/help/campaign-
finance/uk.php#_ftnref8>.
54 IDEA, United Kingdom, supra note 49.




                                                                                          21
 Penalties

2.24.12       The Electoral Commission has certain supervisory, enforcement
and investigatory powers under the PPERA that allows it to check that funding
is derived from permissible sources; to issue notice to a person/organisation
to produce any books, documents or records for its inspection.

2.24.13       Schedule 20 of the PPERA lists the various penalties, which
provides for instance a fine or one year imprisonment for being indicted for
making false statements to auditor; or a level 5 fine (maximum £5,000) for
summary conviction for failing to deliver proper statements of account, or
within time. The Electoral Commission's Enforcement Policy prescribes the
varying nature of penalties in detail providing for fines ranging from £250-
£5,000 for prescribed contraventions and £250-£20,000 for certain offences
triable by a Magistrate or in a Crown's Court. Apart from this, it can issue a
compliance notice, a restoration notice, a stop notice, or an enforcement
undertaking.55

2.24.14         Courts can also order forfeiture, if the Commission applies for
the same in a civil process. The forfeited amount will be equal to the donation
value that was accepted impermissibly or from an unidentifiable source or was
concealed in a statutory report. The Commission will request a court-ordered
forfeiture in these cases if it cannot agree on a voluntary settlement and it
believes it is in public interest to do so.56

2.24.15      Finally, the Commission lacks the power to impose criminal
sanctions, although it may refer a breach for criminal investigation and
prosecution under certain circumstances.

(ii)   Germany

Expenses

2.25.1        There are no limits on political parties' campaign expenditure -
whether the total amount, or expenditure on specific items for the campaign,
or routine spending, although Section 1(4) of the Political Parties Act, 1967
stipulates that parties shall "use their funds exclusively for performing the
functions incumbent on them under the Basic Law and the Act". Thus, there
are no qualitative or quantitative restrictions on party spending on elections or




55     The    Electoral    Commission,     Enforcement       Policy    December    2010.
<http://www.electoralcommission.org.uk/__data/assets/pdf_file/0003/106743/Enforcement-
Policy-30March11.pdf>, at 10.
56 Ibid.




                                                                                     22
 daily business.57 Consequently, there does not seem to be any limits on how
much candidates can spend.

Contributions

2.25.2         Section 25 of the Political Parties Act makes it clear that there
are no limits on the amount of contributions to political parties and that and
donations up to €1000 can be made in cash. While small donations and party
membership dues are tax deductible since 1967, pursuant to a Supreme
Court order in 1994, corporate donations are not deductible.58 Further, section
25 prohibits corporate donations to political parties if the State's direct
participation in the company is more than 25%.

2.25.3       However, under section 25, donations from charitable
organisations, trade unions, professional associations, and industrial or
commercial associations are prohibited. Further, anonymous donations of
more than €500 to political parties are also prohibited.

2.25.4        The law is silent on donations to individual candidates, although
it seems permissible (even foreign donations to candidates do not seem to be
prohibited). In any event, while there are parliamentary rules governing
disclosure in such cases, donations to individual candidates does not seem as
important given that section 25(1) requires candidates to turn over the
donations to the Executive Committee member of the party "immediately". 59

Disclosure

2.25.5         Article 21(1) of the Basic Law requires parties to "publicly
account for their assets and for the sources and use of their funds".
Disclosure is regulated under Section V of the Political Parties Act, 1967,
which requires an annual reporting of origin of funds, statement of income and
expenditure, and party assets and liabilities, along with a list of big donors to
the President of the German Bundestag. These annual reports are
audited/verified by chartered accountants and under Section 22(4) published
as legislative documents (after being presented before the German
Parliament).

2.25.6        Thus, public disclosure (names and addresses) in the annual
party financial statement under Section 25 of the Act is limited to big donors,

57    IDEA,   Political  Finance     Data   for  Germany,    <http://www.idea.int/political-
finance/country.cfm?id=61>.
58       US     Library      of     Congress,     Campaign       Finance:       Germany,
<http://www.loc.gov/law/help/campaign-finance/germany.php#t39>.
59 Id.; IDEA Germany, supra note 57.




                                                                                         23
 with donations exceeding €10,000 per year. Private donations greater than
€50,000 are required to be disclosed immediately under section 25 to the
President of the German Bundestag. This has led to a move towards grass
root financing and party membership donations towards a party's private
income.

2.25.7       The party's annual report thus contains information under the
following categories vide section 24(4) of the Act - membership dues;
mandatory contributions of officials; individual donations; corporate donations;
receipts from commercial activities and participation; receipts from other
assets and from events, publications; and public funds.

2.25.8       Under sections 23 and 23a of the Political Parties Act, the
Bundestag, who receives and publishes these annual financial statements
also evaluates these statements to check for compliance with the provisions
of the Act. Germany's Supreme Audit Institution, the BRH, further verifies
under section 21, whether the procedures under section 23a have been
complied with properly.

Penalties

2.25.9        Part VI of the Political Parties Act deals with procedures in case
of inaccurate statements of accounts and other penal provisions and provides
for fiscal and criminal sanctions for serious violations. Section 31b provides
that in cases of inaccuracies in financial statements detected by the President
of the German Bundestag (causing a party to obtain more public funds than
due), the President makes the appropriate adjustment and fines the party
twice the amount of the wrongly stated sum or 10% of the value of its
assets/participating interests, if the inaccuracy arose from there.

2.25.10        Section 31c provides that in cases where the party either (a)
fails to disclose a donation in its statement of accounts or (b) retains/has
illegally obtained donations, without remitting them to the Bundestag, it will be
liable to a penalty of two times the undisclosed amount or three times the
illegally obtained amount respectively.

2.25.11        Section 31d provides for three years' imprisonment or a fine for
intentional concealment of the "origin or the use of the party's funds or assets
or [for] evading the obligation to render public account". Offences under this
section are committed by the inclusion of inaccurate data in the party's
financial statement; the incorrect breaking of big donations into smaller ones
to avoid disclosure; or failure to remit the donation properly (to prevent




                                                                              24
 unlisted slush funds from being created).60 Section 31d(2) also penalises an
auditor or their assistants for falsifying an audit report/statement of accounts
or for failure to disclose relevant facts with maximum three-year imprisonment
or a fine.

(iii)   United States of America

2.25.12       Campaign finance laws in the US are different at the federal,
state, and local levels. At the federal level, the Federal Election Commission
(hereinafter "FEC"), an independent federal agency, enforces these laws.

Expenses

2.25.13        There are no limits on election expenses by candidates or
political parties. In Buckley v Valeo, 61 the Supreme Court struck down the
Federal Election Campaign Act's (hereinafter "FECA") individual expenditure
limit on the grounds that it curtailed the quantum of free speech, and hence
violated the First Amendment rights of the candidates. As the Court noted:

        "A restriction on the amount of money a person or group can spend on
        political communication during a campaign necessarily reduces the
        quantity of expression by restricting the number of issues discussed,
        the depth of their exploration, and the size of the audience reached.
        This is because virtually every means of communicating ideas in
        today's mass society requires the expenditure of money".

It must be noted, however, that when Presidential candidates are publicly
funded, an upper limit to that expenditure is constitutional.

2.25.14       Independent third party expenditures in the US are not subject
to any limit - corporations and unions may incur such expenditure. These
refer to any communications that expressly advocate the winning or defeat of
any party, without being requested or suggested to do so by any party or
agents or political committee to do so.62

Contribution

2.25.15      In 2010, in Citizens United v FEC,63 the Court continued the line
of reasoning followed in Buckley and proceeded to strike down any limit on
independent expenditures by corporations, associations, and labour unions in

60 LOC Germany, supra note 58.
61 424 US 1 (1976).
62 FECA, How General Election Funding Works, < http://www.fec.gov/info/chtwo.htm>.
63 553 US 310 (2010). As per the ruling, corporations and unions can now spend money, for

instance via advertisements, supporting or denouncing individual candidates, even though the
ban on direct corporate contributions remained.


                                                                                         25
 federal elections citing the free speech clause. However, the ban on direct
corporate contributions remained unaffected. Justice Stevens who delivered
the dissenting opinion in this case made the observation that the bench in
Buckley had recognised the possibility of its judgement being misused and
had left open a window to impose regulations on the grounds of curbing
corruption. This ruling has been criticised for allowing special interest groups
to influence the election campaigns through unbridled spending, while
undermining the efforts of ordinary citizens making modest contributions to
support the candidates of their choice.

2.25.16       After Buckley, a distinction was drawn between election
contribution and election spending. In other words, the different limits that are
imposed in each state on the amount of contribution that an individual,
company, union etc. can make, stood intact after this decision. However, with
the 2014 decision in McCutcheon v. FEC, 64 this distinction between
contribution and spending was blurred, and the Supreme Court struck down
the biennial upper limit to the total amount any individual could contribute to
federal candidates and national parties. According to the Court, these
aggregate limits restricting how much money a donor may contribute to
candidates for federal office, political parties, and PACs do not further the
government's interest in preventing quid pro quo corruption, although they
seriously restrict participation in the democratic process. Hence, the First
Amendment was said to have been violated, with the Court noting that, "Any
regulation must instead target what we have called 'quid pro quo' corruption
or its appearance."65

2.25.17       Thus, after McCutcheon, there are no overall limits on aggregate
contributions by an individual to candidates and political parties. Apart from
this, the ban on direct corporate contribution stands and there are limits on
individual contributions to a single candidate or a Political Action Committee
("PACs").

Disclosure

2.25.18       The FECA mandates the disclosure of all sources and spending
of funding for candidate, party committees and PACs.66 Under Section 432 of
the Act, a treasurer is mandatorily appointed for every party, and all

64 134 S. Ct. 1434 (2014).
65 The Supreme Court's rationale in McCutcheon v FEC, 134 S. Ct. 1434 (2014) was that
aggregate limits restricting how much money a donor may contribute to candidates for federal
office, political parties, and PACs do not further the government's interest in preventing quid
pro quo corruption, although they seriously restrict participation in the democratic process.
Hence, the First Amendment was said to have been violated, with the Court noting that, "Any
regulation must instead target what we have called 'quid pro quo' corruption or its
appearance."
66 FEC, Citizens' Guide, April 2014, <http://www.fec.gov/pages/brochures/citizens.shtml>.




                                                                                           26
 contributions must be forwarded to this person within a specific time (10 days
for contributions over $50 and 30 days for contributions less than $50). The
treasurer is obliged to maintain records of all contributions and transactions
and file a report with the FEC.

2.25.19       There are also disclosure norms in place even for independent
expenditures - a disclaimer is required to identify who paid for communication
and financing must be disclosed to the public. The reports must be quarterly
when aggregate is greater than $250 per election, 48-hour reports between
the beginning of the year and twenty days prior to the election when the
aggregate is greater than or equal to $10,000. Within 20 days before the
election, 24 hours reports must be given when the aggregate is greater than
or equal to $1000. Electioneering communications are also subject to
disclosure norms if the costs of disbursement exceed $10,000.67

2.25.20      Disclosure norms are different for different categories of 'political
committees', which play a supremely important role in US elections. The
terms refers to any committee or association of people who receive total
contributions or makes net expenditure in excess of $10,000 during a
calendar year or any local committee of a political party which makes certain
kinds of expenditure and receives contributions in aggregate excess of $5,000
in a year. Section 434 of the FECA lays down the reporting requirements for
various such committees, such as the authorized political party committees,
unauthorized committees, personal contributions of the candidate etc., each
being required to be filed under different norms.

2.25.21       When reports are filed with the FEC, however, they must contain
the following details:

     (a) The amount of cash on hand at the beginning of the reporting period.
     (b) The total amount of all receipts in the reporting period.
     (c) The identification of each person who makes a contribution or provides
         any dividend, interest or other receipt exceeding $200 in the calendar
         year or cycle, or any lesser amount if the reporting committee should
         so select, as well as the date and amount of their contribution.
     (d) The identification of political committees and other affiliated committees
         making contributions or loans.
     (e) Numerous other heads such as rebates, refunds, dividends, interests,
         other forms of receipts etc.




67   IDEA, Campaign Finance        for   United   States,   <http://www.idea.int/political-
finance/country.cfm?id=231>.


                                                                                       27
        (f) The total amount of all disbursements and all disbursements in
           specified categories like expenditures made to meet committee or
           candidate expenses, transfers, repayment or loans, etc.68

2.25.22        All candidates and party committees and PACs are required to
file regular reports with the FEC, which maintains a public database. 69
Campaign finance reports are placed in the public record within 48 hours of
receipt at the FEC.70 Further, any amount of contribution more than $1000
received on behalf of a candidate by an authorized party within the last 20
days of an election will be notified to the Commission within 48 hours of
receipt of the same. 71

Penalties

2.25.23       The FECA has the power to conduct audits and field
investigations of any political committee filing a report under Section 434 and
its powers (including enforcement) are delineated in greater detail in Section
437d and g.

2.25.24      Instances of noncompliance with the provisions of the FECA
may lead to an FEC enforcement case, or Matter Under Review ("MUR"). The
Office of Complaints Examination and Legal Administration and the
Enforcement Division of the Office of General Counsel usually deal with these
MURs through the FEC's traditional enforcement program, based on
procedures detailed in the Act. In some less complex cases, the candidates or
political committees may also be permitted to participate in the FEC's ADR
program for a swift resolution through settlements. Further, failure to or late
submissions of FEC reports or any other violations of such nature are subject
to the FECA's Administrative Fine Program.72

(iv)      Australia

Expenses

2.26.1        There are no limits on expenditure by political parties or
candidates.73




68 S. 304, FECA (2 USC 434).
69 FEC, Campaign Finance Reports and Data, <http://www.fec.gov/disclosure.shtml>.
70     2    USC        §    438(a)(4);     FEC,     Freedom      of     Information       Act,
<http://www.fec.gov/press/foia.shtml>.
71       FEC,       Candidate      Committee,      <http://www.fec.gov/rad/candidates/FEC-
ReportsAnalysisDivision-CandidateCommittees.shtml>.
72            FEC,            FY             2014-2019            Strategic            Plan,
<http://www.fec.gov/pages/strategic_plan/FECStrategicPlan2014-2019.pdf>.
73    IDEA,    Political  Finance     Data    for  Australia,  <http://www.idea.int/political-
finance/country.cfm?id=15>.


                                                                                          28
 Contribution

2.26.2       There are no contribution limits, and no ceiling on how much a
donor can contribute, or a party can raise. Further, there is no ban on
donations from foreigners, trade unions or government contractors.74

2.26.3         Section 306 of the Commonwealth Electoral Act, 1918 makes it
unlawful for any political party or candidate or their representatives to receive
a gift greater than the disclosure threshold, unless the name and address of
the donor or giver of the gift are provided to the donee. Thus, anonymous
donations in such cases are barred.

2.26.4        Finally, section 327(2) prohibits and criminalises the
discrimination of a donor by a person of the opposite party by denying such
donor work, access to membership of some trade union/club/other body,
intimidating or coercing them, or subjecting them to other detriment.

Disclosure

2.26.5         Both parties and candidates are required to publicly disclose
their expenditure; and both donors and parties have to disclose the
contributions over a "disclosure threshold", currently at AUD 12,800. 75
Pertinently, the Commonwealth Electoral Amendment (Political Donations and
Other Measures) Bill 2010, which has now lapsed, provided for reducing the
disclosure threshold to AUD 1,000 and permitting anonymous donations
below AUD 50 when they were received at a general public activity or private
event.76

2.26.6     Returns filed          by individual     candidates to       the   Electoral
Commission must include:

       (a) the total amount of the donations received;
       (b) the total number of donors;
       (c) all the individual donations received above the disclosure threshold
       (d) the details of donations (such as date of receipt, amount, and name
           and address of donor) for donations above the disclosure threshold;
           and,



74   Ibid.
75       Australian      Electoral      Commission,          Disclosure        Threshold,
<http://www.aec.gov.au/Parties_and_Representatives/public_funding/threshold.htm>.
76 Commonwealth Electoral Amendment (Political Donations and Other Measures) Bill 2010,

<http://www.comlaw.gov.au/Details/C2010B00247>.


                                                                                      29
      (e) electoral expenditures, primarily advertising, printing and direct mail
         costs incurred between the issue of the writ and polling day. 77 From
         2006-07, third party expenditure above the disclosure threshold is also
         required to be filed in an annual return.78

2.26.7          Political parties must file annual returns with the Commission
including:

     (a) the total values of their receipts;
     (b) the details, including names and addresses, of the donors and the
         donations above the disclosure threshold;
     (c) the total value of payments; and
     (d) the total amount of debt as on 30th June of that particular year.79

2.26.8        Further, vide Sections 304, 305A and 305B, Commonwealth
Electoral Act, 1918, all in kind donations must be disclosed to the Australian
Electoral Commission by the donors and agents of candidates within 15
weeks of the date of polling; and by parties, within 20 weeks after the financial
year. This includes the total value of the gifts and the relevant details, if the
value is greater than the disclosure threshold.

2.26.9       Interestingly, section 311 provides that even Commonwealth
Departments have to furnish statements with complete particulars and details
of the amounts paid to

             (a) advertising agencies;
             (b) market research organisations;
             (c) polling organisations;
             (d) direct mail organisations; and
             (e) media advertising organisations; and others.

2.26.10       Thus, to conclude associated entities, donors to political parties,
and 'third parties' that incur political expenditure also have annual disclosure
obligations; while candidates are required to file election returns.80

2.26.11      Moving from the disclosure of donations to the disclosure of
expenditure, section 309 provides that an agent of a candidate shall furnish

77 Commonwealth Electoral Act 1918 (Cth), sections 303-309, 313-314, 314AA-314AEC.
78     Australian     Electoral     Commission,   Financial   Disclosure       Overview,     <
http://www.aec.gov.au/Parties_and_Representatives/financial_disclosure/Overview.htm>.
79 Id.
80Australian Electoral Commission, Financial Disclosure Guide for Political Parties: 2013-2014

Financial                                                                                 Year,
<http://www.aec.gov.au/Parties_and_Representatives/financial_disclosure/guides/political-
parties/files/political-parties-2013-14.pdf>.


                                                                                           30
 the details of all its electoral expenditure, in relation to the election incurred by
or with the authority of the candidtate, within 15 weeks from the date of
polling.

2.26.12       On public inspection, section 320 provides that election
disclosure returns (of both donations and expenditure) shall be made
available for public inspection on the expiry of 24 weeks after the date of
polling and on the website.81 Similarly, annual disclosure returns are made
available for public inspection until the first working day of the February of the
calendar year after the return is furnished.

Penalties

2.26.13         Section 315 of the Act deals with offences and sub-section (1)
provides that failure to file a return, by a person required to do so under
Divisions 4, 5, or 5A of Part XX of the Act, will result in a fine payable by such
guilty person - of AUD 5,000 in case of an agent of a party; or AUD 1,000 in
other cases. Similarly, section 315(2) criminalises furnishing an incomplete
return or failing to retain records for three years (under section 317) by a fine
up to AUD 1,000. In both sub-sections, the offence is a strict liability offence.

2.26.14       Section 315(3)-(4) criminalises the furnishing of false or
misleading information in a claim or return "to the knowledge of the agent" of
the party with a fine up to AUD 10,000 payable by such agent of a political
party; and AUD 5,000 payable by any other person if the offence is committed
by them.

2.26.15       Similarly, Section 316 deals with the Commission's powers of
investigation into compliance with disclosure obligations and the consequent
power to issue notice for the production of documents, which has to be
statutorily complied with. Sub-section (2D) makes it mandatory for the
Australian Electoral Commission to investigate a gift or the disposition of
property of AUD 25,000 or more to a registered political party or candidate.
Further, the section stipulates providing false or misleading information during
a compliance investigation results in a fine up to AUD 1,000 or/and
imprisonment up to six months.82

2.26.16      At the conclusion of an investigation, the Commission is
empowered to refer the evidence and its opinion to the Commonwealth
Director of Public Prosecutions, if it considers that the particular party acted
unreasonably in its non-compliance with Part XX of the Act.

81   AEC, Financial Disclosure Overview, supra note 78.
82   AEC, Financial Disclosure Guide, supra note 80.


                                                                                  31
 (v)     Japan

Expenses

2.26.17       Articles 127 and 194 of the Public Office Election Act, 1950
(hereinafter "POEA") limit election expenses of candidates based on the type
of elections and the number of voters in the constituency. For instance, in an
election to the House of Representatives, candidates can spend 15 yen x the
number of registered voters in the constituency + 19.1 million yen. The POEA
aims to place a ceiling on campaign expenses to ensure the elimination of
inequalities in the campaign, achieved through prohibiting door to door
campaigning; restricting internet usage; regulating (print and electronic)
advertising and the size and number of placards and posters; and shortening
the campaign period to between 12-17 days depending on the type of
elections.83

2.26.18        However, there does not seem to be any article in the PFCA
limiting the expenditure by political parties.84

Contribution

2.26.19        Article 22.5 of the PFCA prohibits donations by foreign interests
to parties or candidates. Further, Article 22.6 prohibits anonymous donations,
in relation to elections or other political activities, to political parties. However,
this prohibition does not apply to streets or meeting collections if the donation
amount is under 1,000 yen. There is a complete ban on anonymous donations
to individual candidate.85

2.26.20       Corporate donations are prohibited to individual candidates
under Article 21.3 of the Political Fund Control Act, 1948 (hereinafter "PFCA"),
although this ban does not apply to fundraisers, where candidates can charge
1.5 million yen per ticket per seat.

2.26.21        In the case of political parties, corporate (and labour union and
other organisations') donations are limited under Article 21.3 and Article 22.4
of the PFCA to 7.5 million to 30 million yen, and cannot be made by
corporations that have incurred deficit in the last years. Further, there are
specific ceilings for organisations based on their capital amount, number of


83 Matthew Wilson, E-Elections: Time for Japan to Embrace Online Campaigning, 2011 STAN.
TECH. L.R. 4,9; Government of Japan: Japan Electoral Laws, COLUMBIA UNIVERSITY
<http://afe.easia.columbia.edu/at/jp_elect/govjel01.html>.
84     IDEA,    Political  Finance      Data     for   Japan,  <http://www.idea.int/political-
finance/country.cfm?id=114>.
85 Id.




                                                                                          32
 union members and other factors.86 Corporates with government contracts or
partial government ownership cannot donate money to parties (or
candidates).

2.26.22       Individuals can donate up to 20 million yen per year to political
parties/organisations under Article 21.3 and 1.5 million yen per year to
"persons other than political parties or political organisations" under Article 22
of the PFCA.87

Disclosure

2.26.23       Article 12 of the PFCA requires political parties to disclose their
incomes and expenses annually, along with their internal audit, and present
their reports to the Minister of General Affairs or the Election Control
Commission. These reports are made available for public inspection for three
years (at no cost) and are uploaded online.

2.26.24      Campaign finances of candidates are also internally audited.
Articles 189 and 192 deal with disclosure obligations for candidates, whose
campaign accountants must maintain records of revenue and expenditure
reports and present them to the Local Election Management Council
("LEMC"). A summary of these reports are made public on LEMC's website
and should be maintained for three years to allow for public inspection.88

2.26.25     Article 12 of the PFCA further provides that the identities of
donors must be disclosed if they contribute more than 50,000 yen.

Penalties

2.26.26         If a candidate is found to have spent more than the stipulated
campaign expense, their election will be nullified. Further, under the PFCA,
filing financial reports in contravention with the Act can result in a penalty of
up to three years imprisonment or a fine of up to 500,000 yen. Article 31
empowers the Minister for Internal Affairs and Communications or the
Electoral Commission to order the person who has filed a deficient or
incomplete report to explain the same and file a corrected report. Articles 22
and 28 of the PFCA provide for forfeiture options as well.

2.26.27       Conversely, violations under the POEA by the candidate or their
campaign accountants/general managers/relatives/secretaries such as bribing
voters, disturbing elections, door to door canvassing, and other such
violations result in an investigation by the police and if necessary, prosecution
as criminal offences. Candidates found to have committed an election crime
86 Id.
87 Id.
88 Id.




                                                                               33
 are disqualified under Article 251-252 of the POEA, along with being
disqualified from voting or standing for elections in the future. Further,
candidates found to be engaging in unauthorised campaign activities during
the 'black out' period are subject to two years imprisonment and a fine up to
500,00 yen.89

(vi)   Philippines

Expenses

2.26.28        The Philippines Omnibus Election Code of 1985 regulates the
expenditure by parties and candidates. Section 1 of the Code sets the ceiling
for political parties at 5 pesos per voter in each constituency where the party
is fielding a candidate. Further candidate expenditure is also limited, with
presidential and vice-presidential candidates being permitted to spend 10
pesos per registered voter; and for other candidates, the limit is 3 pesos, with
an additional 5 pesos per voter for independent candidates.90

Contribution

2.26.29       Political parties or candidates cannot accept donations from
corporates; foreign interests; anonymous donors and other financial
institutions, educational institutions receiving state support and
officials/employees of the Civil Service or Armed Forces.91

Disclosure

2.26.30        Section 15 of the Manila Resolution and sections 106-107 of the
Omnibus Code requires the candidates or the treasurers of the political
parties to submit a statement setting out in detail the amounts of contribution
received, the date of receipt, the name and address of the donors and a
record of their expenses and obligations. Records of contributions are to be
kept for three years, failing which it will be considered prima facie evidence of
violation of the provisions of the law. The identity of donors is required to be
reported vide section 109 of the Code.

Penalties92




89 Wilson, supra note 83.
90   IDEA, Political Finance Data for Philippines, <http://www.idea.int/political-
finance/country.cfm?id=177>; Article 13, Section 7 Republic of the Philippines, Commission
On Elections. Manila Resolution No. 9087; and Article 13, Republic Act No. 7166.
91 Section 4, Manila Resolution; Sections 94(a), 95, 96 of the Batas Pambansa Bilang 881

Omnibus Election Code Of The Philippines, 1985; Article 36.9, Corporation Code of
Philippines.
92 IDEA Philippines, supra note 90.




                                                                                       34
 2.26.31       The Commission on Elections is empowered under Section 57.3
of the Omnibus Code of 1985 to inquire into the financial reports of
candidates, suo motu or based on written representation by other candidates
or voters, and issue due notice and conduct a hearing. The failure to file
written statements or reports in connection with electoral donations and
expenditures is classified as an administrative offence, with a fine payable of
1,000 pesos to 30,000 pesos under Section 17 of the Manila Resolution.
Failure to pay the fine within 30 days will allow the COMELEC to issue a writ
of execution against the properties of the offender. Subsequent offences
under the section shall result in fines levied by the Commission ranging from
2,000 pesos to 60,000 pesos, with possible perpetual disqualification to hold
office.

2.26.32       Section 111 of the Omnibus Code of 1985 stipulates that, "no
person elected to any public office shall enter upon the duties of his office until
he has filed the statement of contributions and expenditures herein required."
Section 264 sentences a person guilty of an electoral offence under the Code
to a term of imprisonment between one to six years, with disqualification from
the public offence and the deprivation of the right to vote. Political parties
guilty under the Code will have to pay a fine of minimum 10,000 pesos, along
with criminal action being instituted against the concerned party official.

2.26.33       Till now, this report has examined the law in India and other
parts of the world. This gives us a better understanding of the loopholes of the
laws in India and how they can be improved. The next section deals with this.

E. Legal Lacunae and the Under-reporting of Election Spending

(i)    Understanding the reality of election financing today

2.27.1          Although there are legal provisions limiting election expenditure
for candidates and governing the disclosure of contributions by companies to
political parties, the same is not properly regulated, either due to loopholes in
the law, or improper enforcement.
2.27.2       This is evident from the 2001 Consultation Paper of the NCRWC
on Electoral Reforms, which estimates that actual campaign expenditure by
candidates is "in the range of about twenty to thirty times the said limits."93 In
fact, one of the major concerns regarding expenditure and contribution
regulation is that the apparently low ceiling of candidate expenditure
increases the demand for black money cash contributions and drives



93 NCRWC, A Consultation Paper on Review of Election Law, Processes, and Reform
Options, January 2001, <http://lawmin.nic.in/ncrwc/finalreport/v2b1-9.htm> at para 14.1
("NCRWC Consultation Paper").


                                                                                    35
 campaign expenditure underground, causing parties to conceal their actual
source of funds and expenditure.94
2.27.3        Interestingly however, the Association of Democratic Reforms
(hereinafter "ADR") in its election expenses analysis for the Lok Sabha 2009
elections found that on average, the Members of Parliament declared election
expenditures of 59% of the total expenses limit.95 Of the 6753 candidates (of
a total of 8028 candidates) whose summary statements of expenses were
available, only four candidates exceeded the ceiling and only 30 spent up to
90% of the expenditure limit.96 On the other hand, 1066 candidates declared
election expenses of less than Rs. 20,000 and 197 declared expenses less
than Rs. 10,000.97 Given the distortion between the reported and estimated
candidate expenditure, increasing the expenditure limits further (from the
2014 increase) might not necessarily provide an answer.

2.27.4         Additionally, in their analysis on the sources of funding for
political parties, ADR found that more than 75% of parties' sources are
unknown, while donations over Rs. 20,000 comprise only 9% of parties'
funding.98




94 Ibid., at para 14; M.V. Rajeev Gowda and E. Sridharan, Reforming India's Party Financing
and Election Expenditure Laws, 11(2) ELECTION L.J. 226, 232-235 (2012).
95 ADR, 129 (30%) MPs declared Election Expenses of less than 50% during Lok Sabha,

2009,
<http://www.adrindia.org/content/129-30-mps-declared-election-expenses-less-50-during-lok-
sabha-2009>.
96     ADR,       Lok    Sabha       2009     Election    Expense      Analysis: A  Report,
<http://adrindia.org/sites/default/files/ls09_electionexpense.pdf>, at 4.
97 Ibid., at 3.
98              ADR,           Electoral              and           Political      Reforms,
<http://adrindia.org/sites/default/files/Electoral,%20Political%20Reforms%20and%20ADR.pdf
>.


                                                                                        36
 2.27.5         To try and remedy the situation, the ECI's transparency
guidelines, effective from 1st October, 2014 state that no income tax
deductions are permissible for cash contributions to political parties by an
individual or a company under s. 80GGB and 80GGC, IT Act and that all cash
donations should be duly accounted in the account books. Further, parties are
stipulated to maintain names and addresses of all donors, specifically those
donating during public rallies (except petty sums and hundi/bucket
collections).99

2.27.6        Therefore, there is clearly under reporting of election
expenditure and opacity of political contribution. Part of the explanation lies in
the lacunae in the law, and part in black money and poor enforcement. To
this, we now turn.

(ii)      Legal lacunae

2.27.7       There are various loopholes in the laws regarding election
expenditure, contribution and disclosure. First, and most importantly, despite
the Election and Other Related Laws (Amendment) Act 2003, the subject of
regulation under Section 77 of the RPA only covers individual "candidates",
and not on political parties. This is evident from the stipulation requiring "every
candidate" (or his electoral agent) to keep a separate account of the
expenditure which has been "incurred or authorized by him" between the date
of nomination and declaration. Consequently, political parties and candidate
supporters are allowed unlimited expenditure in propagating the party
program, as long as no specific candidate is favoured.100

2.27.8         The implications of the wording of Section 77(1) are evident in
the ECI guidelines on expenditure allocation in the General Observers
Handbook. The ECI has categorised the advertisements published by political
parties in the following three categories:

       (i) "Expenditure on general party propaganda seeking support for the
             party and its candidates in general, but, without any reference to any
             particular candidate or any particular class/group of candidates.
       (ii) Expenditure incurred by the party, in advertisements etc., directly
             seeking support and / or vote for any particular candidate or group of
             candidates.
       (iii) Expenditure incurred by the party, which can be related to the
             expenditure for promoting the prospects of any particular candidate or
             group of candidates."




99   ECI Transparency Guidelines and Clarifications, supra note 6 and supra note 40.
100   Gowda, supra note 94, at 230.


                                                                                       37
 2.27.9       According to the ECI, the first case will not be included in the
candidate's expenditure limits under Section 77(1) of the RPA, while the
second and third cases shall be included in the expenditure incurred or
authorised by the candidates or their election agents.101

2.27.10       Second, clever accounting can allow parties to attribute large
amounts of expenditure to their "leaders" and hence, avail of the exception
under the Explanation to Section 77. For instance, the ECI states that when
leaders of a political party travel to and from their constituency to other
constituencies as star campaigners, the expenditure on their travel would fall
within the exempted category.102 As the above break down of expenditures for
the 2009 Lok Sabha Elections reveal, expenditure incurred on vehicle usage
and transport comprise the largest proportion of a candidate's declared
expenses.

2.27.11      Third, the scope of Section 77(1) is very narrow and applies only
from the date of nomination to the date of declaration and thus any
expenditure incurred in the remaining period is exempt from any limit or
regulation.

2.27.12        Fourth, regarding political contribution, the Rs. 20,000 disclosure
limit can be easily evaded by writing multiple cheques below Rs. 20,000 each,
or giving the money in cash. Nor is the profit-linked contribution limit of 7.5% a
significant restriction for large companies. As per Gowda and Sridharan while
the law creates incentives for disclosure vide tax exemptions, it can be
outweighed by the disincentive created by the loss of anonymity, especially
given that in many instances big donors support multiple parties, or change
their support, and do not want this information to be disclosed for fear of
reprisal.103

2.27.13       Fifth, the authorisation of corporate contribution requires a
resolution to be passed to such effect at the meeting of the Board of Directors
under Section 182(1) of the Companies Act, 2013. The empowerment of a
small group to decide how to use the funds of a company for political
purposes, instead of involving the vast numbers of shareholders (being the
actual owners of the company) has also been criticised.104 Britain follows such


101      ECI,       Instructions     on       Expenditure     Monitoring     in      Elections,
<http://eci.nic.in/eci_main/recent/Instruction_expenditure.pdf>, at paras 10.2-10.3. See also
ECI,              General            Observers            Hand           Book            2014,
<http://eci.nic.in/eci_main/ElectoralLaws/HandBooks/Observers_hand_book_2014.pdf>.
102 ECI, Instructions on Expenditure, supra note 101, at para 10.4.
103 Gowda, supra note 94, at 230, 236.
104 Samya Chatterjee, Campaign Finance Reforms in India: Issues and Challenges, ORF

ISSUE                   BRIEF                #47,               December                 2012,


                                                                                           38
 a shareholder approach where British companies require shareholder
approval before they can make any political contribution or incur any political
expenditure.105

2.27.14         Finally, disclosure norms need to be strengthened. As we have
seen, the ECI's transparency guidelines do not have statutory authority and
there is no legal consequence for non-compliance. Further, unlike many of the
countries discussion in the previous section, political parties and candidates
file their returns with the ECI, without putting up the information online (on the
ECI's website) or making it easily available for public inspection (barring an
RTI). This is essential to bring about transparency in the public domain and to
let the voters know the donors, contributions and expenditures of the parties
and candidates. Moreover, in many cases such as compliance with section
29C of the RPA (regulating political party disclosure) the only penalty for non-
compliance is losing the income tax exemption. This is not a significant
enough deterrent to parties.

2.27.15       Despite the various legal lacunae, electoral reform is possible
and will not be impeded by free speech claims as in the United States, evident
in the Citizens United and McCutcheon decisions. In India, Article 19(1) of the
Constitution only extends to citizens and natural persons, and corporations
have not been considered citizens with free speech rights,106which can only
be exercised by shareholders. 107 Thus, corporations do not have a right to
make a political contribution as part of their exercise of free speech rights,
especially given the non-involvement of shareholders in this decision making
process. Apart from that, countervailing interests of equality, anti-corruption,
and public morality will provide a constitutional basis for any election finance
reform.

(iii)   Recommendations

(a) On Expenses and Contribution

2.28.1        Section 77 of the RPA imposes a ceiling on the election
expenses of a candidate from the date of nomination to the date of declaration
of results and hence does not cover any period before the nomination, even
though it constitutes a major part of candidates' expenses. This form of

<http://orfonline.org/cms/export/orfonline/modules/issuebrief/attachments/Issue_47_1360754
379618.pdf at 8>.
105   ICSA      Guidance    on     Political  Donations,    REFERENCE NUMBER 081110,
<https://www.icsa.org.uk/assets/files/pdfs/081110%20-%20Political%20Donations.pdf>.
106 State Trading Corporation v, CTO, AIR 1963 SC 1811; Barium Chemicals v. Company

Law Board, AIR 1967 SC 295; Municipality v. State of Punjab, AIR 1969 SC 1100; TELCO v.
State of Bihar, (1964) 6 SCR 885.
107 Divisional Forest Officer v Bishwanath Tea Company, AIR 1981 SC 1368; Bennett

Coleman v Union of India, AIR 1973 SC 106.


                                                                                       39
 regulation on election expenditure should be amended to extend from the
date of notification of the elections to the date of declaration of results, given
that many candidates file their nominations only on the last date of filing, to
prevent the application of section 77 limiting their expenses. Campaigning
commences before or at least once the ECI announces the date of elections,
and the filing of nominations is often viewed only as a formality.

2.28.2        Although the UK system of covering both the pre-candidacy
long-campaign period, namely a certain specified time, such as a year, before
the date of nomination; and the short-campaign period, namely from the date
of nomination to the declaration of results is desirable, it may not be feasible
in India. Unlike the UK, India is a much larger and more diverse country,
which would make the task of determining what constitutes election expenses
in the pre-candidacy period, and then regulating it, difficult. Instead, an
amendment to section 77 extending its scope as suggested above, may be a
better mid-way solution and a more practical alternative.

2.28.3           Furthermore, Section 77 of the RPA only regulates the election
expenses of candidates. Political parties are free to spend any amount as
long as it is for the general party propaganda, and not towards an
independent candidate. Thus, there is no ceiling on party expenditure. It is
recommended that the law on this point does not change, namely that there
are no caps on party expenditure under the RPA given that it would be very
difficult to fix an actual, viable limit of such a cap and then implement such a
cap. In any event, as the experience with section 77(1) discussed above
reveals, in the 2009 Lok Sabha elections, on average candidates showed
election expenditures of 59% of the total expenses limit. There is no reason
why the same phenomenon of under-reporting will not transpire amongst
parties.

2.28.4         Placing legislative ceilings on party expenditure or contributions
will not automatically solve the problem, especially without putting in place a
viable alternative of complete state funding of elections (which in itself is next
to impossible right now). Our previous experience in prohibiting corporate
donations in 1969 did not lead to a reduction in corporate donations. Instead,
in the absence of any alternative model for raising funds, it greatly increased
illegal, under the table and black money donations.

2.28.5        Although the problem of black money and under-reporting will
remain under the existing regime of no caps on individual contribution and
party expenses, it has to be tackled through a stricter implementation of the
anti-corruption laws and RTI and improved disclosure norms. It might be
desirable to regularly re-examine the 7.5% profit cap on company's



                                                                               40
 contributions in light of the intended rationale, since the former can become a
meaningless limit in the context of big companies.

2.28.6       On a separate note, the authorisation of corporate contribution
through a resolution passed at the meeting of the Board of Directors under
Section 182(1) of the Companies Act, 2013 should be amended to empower a
larger group of people, such as the company's shareholders, in deciding how
to use the funds of a company for political purposes. This has been done in
the United Kingdom as well. Section 182(1) should be amended to this effect.

(b) On Disclosure

2.28.7       Disclosure is at the heart of public supervision of political finance
and requires strict implementation of the provisions of the RPA, the IT Act, the
Company Act, and the ECI transparency guidelines, effective from 1st October
2014, bearing No. 76/PPEMS/Transparency/2013 dated 29th August, 2014
and 19th November 2014, which need to be given statutory backing. This is
especially important given the Commission's recommendations that the
current absence of expenditure caps for parties and contributions remain
unchanged.

2.28.8         The primary provision governing disclosure of election expenses
for candidates in the RPA is Section 78 and Rules 86-90 of the Election
Rules. A new section, section 77A needs to be inserted (similar to the
comparative practices referred above) to provide for candidates disclosing (a)
any individual contributions received by them and (b) any contribution by the
political party from the date of notification of elections, regardless of whether
the donation is in cash, cheque, or in kind.

2.28.9       Similarly, Section 78 should also be amended in light of the
proposed amendment to section 77A above, and the reference to more than
one returned candidate should be removed.

2.28.10       The primary provision governing disclosure for political parties in
the RPA is Section 29C and Rule 85B, which requires political parties to
report contributions only in excess of Rs. 20,000 and the ECI's transparency
guidelines which stipulate that all cash contributions be duly accounted for. As
the abovementioned analysis by ADR on the sources of political funding for
parties reveals, more than 75% of parties sources of funds are unknown while
only 9% of their funding is said to comprise donations over Rs. 20,000.

2.28.11        Evidently, writing multiple cheques below Rs. 20,000 each can
easily evade this Rs. 20,000 disclosure limit (and even otherwise, the non-
deductibility of income tax does not serve as a sufficient deterrent). Even


                                                                               41
 otherwise, donor incentives created by tax exemptions do not always
outweigh the disincentive caused by the loss of anonymity, especially in a
situation where donors or companies or trusts donate to multiple parties.
Hence, it is imperative to require the disclosure of all contribution amounts,
subject to a cap of Rs. 20 crore or 20 per cent of the total contribution,
whichever is lesser as discussed below, whether in cash or cheque or kind.
Further, the limit should apply to contributions given cumulatively by a person
or company throughout the year. Even if these measures are unable to stem
the flow of black money, it is hoped they will improve transparency and make
the process of evasion more difficult.

2.28.12       Further, parties claim that part of this 75% unaccounted funding
comes from small donors contributing amounts such as Rs. 50 or Rs. 100,
making it difficult to keep account of the same. Similarly, hundi or bucket
collections at public rallies are also said to form part of parties' funding
corpus, and are also not disclosed on grounds of practical difficulty. However,
such levels of anonymity are used as means of avoiding disclosure.

2.28.13       While the Commission agrees that there are undoubtedly cases
where parties collect a part of their funding from anonymous small donors and
hundi/bucket collections at public rallies, the anonymity should be limited. The
Commission suggests that only up to Rs. twenty crore or twenty per cent of
the total contribution of a political party's entire collection (whether
cash/cheque), whichever is lesser, can be anonymous. Apart from this, the
details and amounts of all donations and donors (including PAN cards,
wherever applicable) need to be disclosed by political parties, regardless of
their source or amount.

2.28.14       Additionally, the auditing provisions should be enforced across
all the levels of political parties, including the national, regional, local, and
sub-local levels. It is pertinent to note that the Law Commission had
recommended the insertion of a new Section 78A in its 170 th Report in 1999
on the "Maintenance, audit, publication of accounts by political parties". As per
the proposed Section 78A(1):

       "Each recognised political party shall maintain accounts clearly and
       fully disclosing the sources of all amounts received by it and clearly
       and fully disclosing the expenditure incurred by it. The accounts shall
       be maintained according to the financial year. Within nine months of
       each financial year, each recognised political party shall submit its
       accounts, duly audited by an accountant (as defined in the
       Explanation below sub-section (2) of section 288 of the Income-tax
       Act, 1961), to the Election Commission. The Election Commission
       shall publish the said accounts in accordance with such general
       directions as may be issued by the Election Commission in this


                                                                              42
        behalf. The accounts shall also be open for inspection by the
       members of the public in the office of the Election Commission and
       they shall also be entitled to obtain copies of such accounts or any
       part thereof in accordance with such instructions as the Election
       Commission may issue in that behalf."108

2.28.15        This is similar to ECI's auditing and accounting guidelines
stating that all books of accounts need to be audited and certified by qualified,
practicing Chartered Accountants annually, with a copy of the Auditor's
Report. The Commission recommends inserting a new section 29C (replacing
the current provision), along these lines, to require parties to maintain and
submit audited accounts annually.

2.28.16        Finally, separate provisions should be inserted, along the lines
of the comparative practice discussed above, requiring:
       (a) All parties to submit the names and addresses of all their donors
           (regardless of the amounts or source of funding) for contributions
           greater than Rs. 20,000 through a new section 29D, RPA. A
           maximum of up to Rs. 20 crore or 20% of the party's entire
           collection, whichever is lower, can be anonymous;
       (b) The ECI to upload all the annual returns of the parties (under
           section 29E) and the district election officer to upload the election
           and contribution expenses of candidates (under section 78A) and
           keep the same on record for public inspection for three years.
       (c) Parties to submit election expense accounts within a specified
           period after every Parliamentary or State election, pursuant to the
           Supreme Court's judgment in Common Cause vs Union of India,109
           and the ECI's notifications on election expenses and transparency
           guidelines through a new section 29F.

(c) On Penalties

2.28.17        Currently, penal provisions for candidates are governed by
section 10A, RPA which provides for disqualification, up to a period of three
years, for failure to lodge accounts of election expenses. The period of
disqualification should be increased up to five years, and should apply to
contribution reports under section 77A as well, so that a defaulting candidate
may be ineligible to contest at least the next general elections normally held
after five years.




108 Law Commission of India, Reform of Electoral Laws, Report No. 170, May 1999 ("LCI,
170th Report"), <http://www.lawcommissionofindia.nic.in/lc170.htm>, at para 4.2.6.
109 AIR 1996 SC 3081.




                                                                                   43
 2.28.18      With respect to political parties, the ECI's transparency
guidelines only stipulate that the penalty for cash contributions to political
parties by an individual or a company is that such contribution will not be
deductible under section 80GGB and 80GGC, IT Act. Given the prevalence of
black money, this does not serve as a true deterrent and the penalty needs to
include more than just non-deductibility of tax.

2.28.19      Similarly, the penalty of non-deductibility of tax under section
29C of the RPA r/w section 13A of the IT Act for parties which do not maintain
the names and addresses of all donors (donating above Rs. 20,000) as per
Form 24A of the Election Rules is not stringent enough and may be flouted.
While Section 10A of the RPA disqualifies candidates for a failure to lodge an
account of election expenses, similar strict provisions are not applicable to
parties. The Law Commission had recommended the insertion of a new
Section 78A(2) in its 170th Report on penalties for non-compliance:

      "(2) A political party which does not comply with any of the
      requirements of sub-section (1) shall be liable to pay a penalty of
      Rs.10,000/- for each day of non-compliance and so long as the non-
      compliance continues.

      If such default continues beyond the period of 60 days, the Election
      Commission may de-recognise the political party after affording a
      reasonable opportunity to show cause.

      (3) If the Election Commission finds on verification, undertaken whether
      suo motu or on information received, that the statement of accounts
      filed under sub-section (1) is false in any particular, the Election
      Commission shall levy such penalty upon the political party, as it may
      deem appropriate besides initiating criminal prosecution as provided
      under law."

2.28.20      The Commission endorses these proposed sub-sections with
certain modifications: first, the penalty for non-compliance should be
increased from Rs. 10,000 daily to Rs. 25,000 daily; secondly, the default
period before the ECI may de-recognise the party be extended to 90 days;
third, the penalty for filing false information should be stipulated up to a
maximum of fifty-lakh rupees. This can be inserted vide a new section 29G to
the RPA.

2.28.21      Section 29B of the RPA and section 182 of the Companies Act
prohibits political parties from receiving funds from foreign sources,
government companies and loss making companies, but there is no penalty
against the parties which contravene the above provisions. The law may be
amended to provide for suitable remedy. A new section 29H should be



                                                                           44
 inserted levying a penalty of five times the amount of such contribution
accepted.

(d) On electoral trusts

2.28.22         The IT Act has been amended to provide for tax relief on
donations to the electoral trusts, setup for the sole purpose of making
donations to political parties and as discussed above, the ECI regulates
electoral trusts as well through its "Electoral Trust Companies" scheme
notified on 10th December 2013. However, there is no disclosure provision
under the RPA corresponding to the changes in the income tax laws.
Additionally, the only penalty prescribed non-submission of an annual report
of contributions to the ECI as per the prescribed format (detailing the names
and addresses of donors and donations given to parties), before the due date
of filing of tax returns is that "adverse notice shall be taken" of the failure to
comply with the instructions. 110 Thus, a new Chapter IVB pertaining to the
'Regulation of Electoral Trusts' should be introduced, to provide for the
regulation of electoral trusts with appropriate penal provisions for enforcement
in case of default, along the lines of the proposed amendments above.


2.28.23         A list of recommendations is given below:

On Expenses and Contribution

1. Section 77(1) of the RPA should be amended to extend the starting time
   period of the regulation of the election expenditure from the current date of
   nomination to the date of notification of elections, extending to the date of
   declaration of results.
       Thus, the words "on which he has been nominated" in sub-section
          (1) of section 77 should be deleted and instead, the words "of
          notification of such election" should be inserted in its place.

2. Section 182(1) of the Companies Act, 2013 should be amended to require
   the passing of the resolution authorising the contribution of the company's
   funds at the company's Annual General Meeting (AGM) instead of its
   Board of Directors.
       Thus, the words "a meeting of the Board of Directors" in sub-clause
         (1) of section 182 should be deleted and in its place, the words "the
         annual general meeting" should be inserted.


110ECI, Guidelines for submission of contribution reports to electoral trusts, No. 56/Electoral
Trust/2014/PPEMS,            6th        June        2014,        available         at        <
http://eci.nic.in/eci_main1/PolPar/ElectoralTrust_06062014.pdf>.


                                                                                           45
 On Disclosure

Relating to individual candidates

3. A new section 77A of the RPA has to be inserted requiring the candidates,
   or their election agents to maintain an account of the contributions
   received by them from their political party (not in cash) or any other
   permissible donor. The new section 77A reads as follows:

  "77A. Account of contributions received.--Every candidate at an
  election shall, either by himself or by his election agent, also keep an
  account of the following particulars in respect of the donations or
  contributions received by the candidate after the date of notification of
  election, namely: --

     (a) the amount of contribution received by the candidate from his party
         for the election;
     (b) the amount of contribution received by the candidate from--
             (i) any person;
             (ii) any company, not being a government company
     (c) the name, address and PAN card details, if applicable, of the donor
         in sub-clause (b) above;
     (d) the nature of each contribution, in particular, whether it is:
             (i) cash;
             (ii) cheque; or
             (iii) gifts in kind;
     (e) the date on which the contribution was received.

     Explanation: All contributions by a political party to its candidate shall be
     made by a crossed account payee cheque or draft or bank transfer."

4. A new section 78A to be inserted in the RPA requiring the ECI to make
   publicly available, on its website, all the expenditure reports submitted by
   every contesting candidate under section 78. Section 78A shall read as:


   "78A. Disclosure of account submitted by contesting candidates.-
   (1) The district election officer shall make publicly available, on his
   website, the accounts of election expenses and contribution reports
   submitted by every contesting candidate or their election agent under
   section 78.

   (2) The district election officer shall also keep these reports on file for three
   years after their submission and shall make them available for public




                                                                                 46
    inspection on the payment of a prescribed fee under Rule 88 of the
   Conduct of Election Rules, 1961."


Relating to political parties

5. Section 29C of the RPA has to be deleted. In its place, a new section 29C
   has to be inserted mandating political parties to maintain audited accounts,
   along the line of the 170th Report's recommended section 78A:


   "29C. Maintenance, audit, publication of accounts by political parties
   (1) Each recognised political party shall maintain accounts clearly and fully
   disclosing all the amounts received by it and clearly and fully disclosing the
   expenditure incurred by it. The account shall be maintained according to
   the financial year. Within six months of the close of each financial year,
   each recognised political party shall submit to the Election Commission,
   its accounts, duly audited by a qualified and practicing chartered
   accountant from a panel of such accountants maintained for the purpose
   by the Comptroller and Auditor General.

   (2) The Election Commission shall make publicly available, on its website,
   the audited accounts submitted by all political parties under sub-section
   (1).

   (3) The Election Commission shall also keep these accounts on file for
   three years after their submission and shall make them available for public
   inspection on the payment of a prescribed fee."

6. The existing section 29C of the RPA has to be modified and recast as
   section 29D to first, include aggregate contributions from a single donor
   amounting to Rs. 20,000 within its scope; second, require parties to
   disclose the names, addresses and PAN card numbers (if applicable) of
   donors along with the amount of each donations; third, require parties to
   disclose such particulars even for contributions less than Rs. 20,000 if
   such contributions exceed Rs. 20 crore of the party's total contributions or
   twenty per cent of total contributions, whichever is lesser. Consequential
   amendments will need to be made to the Election Rules and the IT Act.
   The proposed section 29D reads as:

   "29D. Declaration of contribution received by the political parties.--
   (1) The treasurer of a political party or any other person authorised by the
   political party in this behalf shall, in each financial year, prepare a report in
   respect of the following, namely: --




                                                                                 47
    (a) the contribution in excess of twenty thousand rupees, including an
   aggregate of contributions in excess of twenty thousand rupees, received
   by such political party from any person in that financial year;

   (b) the contribution in excess of twenty thousand rupees, including an
   aggregate of contributions in excess of twenty thousand rupees received
   by such political party from any company, other than a Government
   company, in that financial year.

   (2) Notwithstanding anything contained in sub-section (1), the treasurer of
   a political party or any other person authorised by the political party in this
   behalf shall, in the report referred to in sub-setion (1), disclose the
   particulars of such contributions received from a person or company, other
   than a Government company, even if the contributions are below twenty
   thousand rupees, in case such contributions exceeds twenty crore rupees,
   or twenty per cent of total contributions, whichever is lesser, as received
   by the political party in that financial year.

   Illustration: A political party, 'P', receives a total of hundred crore rupees,
   in cash or cheque, in a financial year. Out of this amount, fifty crore rupees
   are received from undisclosed sources, by way of contributions less than
   twenty thousand rupees (in cash or multiple cheques). P shall be liable to
   disclose the particulars of all donors beyond twenty crores, even if they
   have contributed less than twenty thousand rupees each.

   (3) The report under sub-section (1) shall be in such form as may be
   prescribed.

   (4) The report for a financial year under sub-section (1) shall be submitted
   by the treasurer of a political party or any other person authorised by the
   political party in this behalf before the due date for furnishing a return of its
   income of that financial year under section 139 of the Income-tax Act,
   1961 (43 of 1961), to the Election Commission.

   Explanation: For the avoidance of doubt, it is hereby clarified that the term
   "particulars" mentioned in this section shall include the amount donated;
   the names and addresses, and PAN card number if applicable, of such
   person or company referred to in this section."


7. A new section 29E to be inserted in the RPA requiring the ECI to make
   publicly available, on its website, all the contribution reports submitted by
   all political parties under section 29D. Section 29E shall read as:

   "29E. Disclosure of contribution reports submitted by political
   parties.- (1) The Election Commission shall make publicly available, on


                                                                                 48
    its website, the contribution reports submitted by all political parties under
   section 29D.

   (2) The Election Commission shall also keep these reports on file for three
   years after their submission and shall make them available for public
   inspection on the payment of a prescribed fee."

8. The Commission recommends giving statutory basis to the ECI's
   'statement of election expenditure' requirement introduced pursuant to the
   Supreme Court's judgment in Common Cause v UOI, AIR 1996 SC 3081,
   and its transparency guidelines pertaining to election expenses by political
   parties through a new section 29F, which states as follows:

   "29F. Election expenses by political parties. -- (1) Every political party
   contesting an election shall, within seventy five days of the date of an
   election to a Legislative Assembly of a State or ninety days of the date of
   an election to the House of the People, lodge with the Election
   Commission a statement of election expenditure, which shall be a true
   copy of such statement maintained by the party in consonance with the
   directions of the Election Commission.

   (2) The payment of any election expenditure over twenty thousand rupees
   should be made by the political parties via cheque or draft, and not by
   cash, unless there are no banking facilities or the payment is made to a
   party functionary in lieu of salary or reimbursement."

On Penalties

Relating to individual candidates

9. The disqualification of a candidate for a failure to lodge an account of
   election expenses and contribution reports should be increased and
   should extending from the current three period up to a five year period, so
   that a defaulting candidate may be ineligible to contest at least the next
   elections.
       Thus, in the title and sub-clause (a), after the words "account of
          election expenses", add the words "and contribution reports".
       After the words "period of three years" and before the words "from
          the date of" in section 10A, add the words "up to a period of five
          years".

 Relating to political parties

10. Express penalties, apart from losing tax benefits under section 13A of the
    IT Act, should be imposed on political parties for the non-compliance with



                                                                              49
    the provisions of section 29D of the RPA. This should include a daily fine
   for each day of non-compliance, with the possibility of de-recognition in
   extreme cases, along the lines of proposed section 78A in the 170th
   Report. This new section 29G reads as follows:

   "29G. Penalty.--(1) Where the treasurer of any political party or any other
   person authorised by the political party in this behalf fails to submit a
   report in the prescribed form within the time specified under sub-section
   (4) of section 29D then, notwithstanding anything contained in the Income-
   tax Act, 1961 (43 of 1961), such political party:

      (a) shall not be entitled to any tax relief for such financial year under
          the Income-tax Act, 1961; and
      (b) shall be liable to a penalty of twenty five thousand rupees for each
          day of non-compliance and so long as the non-compliance
          continues.

   Provided that If such default continues beyond the period of ninety days,
   the Election Commission may de-register the political party after giving a
   reasonable opportunity to show cause.

   (2) If the Election Commission finds on verification, undertaken whether
   suo motu or on information received, that the report submitted under sub-
   section (4) of section 29D is false in any particular, the Election
   Commission shall levy a fine up to a maximum of fifty lakh rupees on such
   political party."

11. A new section 29H should be inserting penalising parties that contravene
   the stipulations of section 29B, RPA and section 182 of the Companies Act
   in terms of accepting contributions from impermissible donors, by levying a
   penalty of five times the amount so accepted:

   "29H. Penalty for political parties accepting contributions from an
   impermissible donor. - If a political party accepts any contribution
   offered to it from an impermissible donor, it shall be liable to pay a penalty
   that is five times the amount so accepted from such donor.

   Explanation.- For the purpose of this section, "impermissible donor" refers
   to:

   (a) a government company, as defined in section 29B;

   (b) a company that does not comply with the requirements of sub-section
   (1) section 182 of the Companies Act, 2013; or

   (c) any foreign source defined under clause (e) of section 2 of the Foreign
   Contribution (Regulation) Act, 1976."


                                                                              50
 On Electoral Trusts

12. A new Part IVB should be inserted to the RPA dealing with the "Regulation
    of Electoral Trusts", and detailing provisions pertaining to their entitlement
    to accept contributions, disclosure obligations, and penal provisions so
    that the RPA can be amended in line with the changes already made to
    the IT Act and the ECI guidelines. The new part IVB, section 29I reads as:


   Part IVB: Regulation of Electoral Trusts.

   29I. Electoral Trusts entitled to accept contribution. (1) Subject to the
   provision of the Companies Act, 2013 and the Income Tax Act, 1961, an
   Electoral Trust approved by the Central Board of Direct Taxes under the
   Electoral Trusts Scheme, 2013 may accept any amount of contribution
   voluntarily offered to it by any person or company other than a
   Government Company:

   Provided that no Electoral Trust shall be eligible to accept any contribution
   from any foreign source defined under clause (e) of section (2) of Foreign
   Contribution (Regulation) Act, 1976.

   Provided further that all words and phrases used in this Part, shall have
   the same meaning as assigned to them in section 29B.

   2. Maintenance, audit, publication of accounts by electoral trusts (a)
   Each Electoral Trust shall maintain accounts clearly and fully disclosing all
   the amounts received by it and clearly and fully disclosing the expenditure
   incurred by it. The account shall be maintained according to the financial
   year. Within six months of the close of each financial year, each
   Electoral Trust shall submit its accounts, duly audited by a qualified and
   practicing chartered accountant from panel of Chartered Accountants,
   selected by the Comptroller and Auditor General to the Election
   Commission.

   (b) The Election Commission shall make publicly available, on its website,
   the audited accounts submitted by all electoral trusts under sub-section
   (1).

   (c) The Election Commission shall also keep these accounts on file for
   three years after their submission and shall make them available for public
   inspection on the payment of a prescribed fee.

   3. Declaration of contribution received by the Electoral Trusts -- (a)
   The treasurer of an Electoral Trust or any other person authorised by the
   trust in this behalf shall, in each financial year, prepare a report in respect
   of the following, namely: --


                                                                               51
 (i) the contribution received by such electoral trust from any person in that
financial year, with name, address, PAN of such persons.

Provided that the Electoral Trust or any other person authorised by the
Trust in this behalf shall not receive any donation in cash and without the
name, address and PAN (if any);

(ii) the contribution to political parties from electoral trusts in that financial
year with date amount, mode of payment and name of political party.

Provided that the electoral trusts shall not make any contribution to
political parties in cash other than by bank account transfer.

(b) The report under this sub-section 2shall be in such form as may be
prescribed.

(c) The report for a financial year under sub-section (1) shall be submitted
by the treasurer of an Electoral Trust or any other person authorised by
the Trust within six months of the close of each financial year to the
Election Commission.

4. Disclosure of contribution reports submitted by Electoral Trusts
by Election Commission - (a) The Election Commission shall make
publicly available, on its website, the contribution reports, submitted by all
Electoral Trusts under sub-sections (2) and (3) of this section.

(b) The Election Commission shall also keep these reports on file for three
years after their submission and shall make them available for public
inspection on the payment of a prescribed fee.

5. Penalty.--(1) Where the Electoral Trust fails to submit a report in the
prescribed form within the time specified under sub-sections (2) or (3) of
this section then, notwithstanding anything contained in the Income-tax
Act, 1961 (43 of 1961), such Electoral Trust:

   (a) shall not be entitled to any tax relief for such financial year under
       the Income-tax Act, 1961; and
   (b) shall be liable to a penalty of twenty five thousand rupees for each
       day of non-compliance and so long as the non-compliance
       continues.

Provided that If such default continues beyond the period of ninety days,
the Election Commission may ban the electoral trust from receiving any
donations in future, after giving a reasonable opportunity.

(2) If the Election Commission finds on verification, undertaken whether
suo motu or on information received, that the statement of accounts filed



                                                                               52
       under this section is false in any particular, the Election Commission shall
      impose a fine up to a maximum of fifty lakh rupees on such Electoral trust.

      (3) If the Electoral Trust has received funds from an impermissible donor,
      it shall be liable to penalty that is five times the amount so accepted by the
      Trust.

      Explanation.- For the purpose of this section, "impermissible donor" refers
      to:

      (a) a government company, as defined in section 29B;

      (b) a company that does not comply with the requirements of sub-section
      (1) section 182 of the Companies Act, 2013; or

      (c) any foreign source defined under clause (e) of section 2 of the Foreign
      Contribution (Regulation) Act, 1976."

F. State Funding of Elections

2.29.1         In many countries around the world, the role of big money in
elections (and the associated charges of bribing, capture, lobbying, and
institutional corruption) has sought to be reduced through public funding of
elections. In India too, the idea of state funding has been proposed to reduce
the unending increase in the cost of elections (and create a more level playing
field) and to curb corruption and the influence of black money. Nevertheless,
despite similar proposals in India, there is currently no direct public funding of
elections.

2.29.2        However, the 2003 Amendment to the RPA introduced Sections
39A of the RPA to provide for partial in-kind subsidy in the form of allocation
of equitable sharing of airtime on cable television networks and other
electronic media (based on past performance); and Sections 78A, and 78B for
the free supply of copies of electoral rolls and certain other items. It is
pertinent to note that no rules for operationalization for the sharing of airtime
on private media have been finalised under Section 39A. 111 On 14th March
2014, the ECI issued an order bearing No. 437/TVs/2014(LS) to extend the
scheme of equitable time sharing through the Prasar Bharti Corporation,
namely Doordarshan and All India Radio for the forthcoming General
Elections to the recognised six National parties and 47 State parties and not
to independent candidates.112



111 Gowda, supra note 94, at 230.
112  ECI, Telecast/Broadcast Facility to Political Parties During     Elections,     No.
437/TVs/2014(LS),                       14th                 March                 2014,
<http://pib.nic.in/archieve/others/2014/mar/d2014031502.pdf>.


                                                                                     53
 2.29.3       Such legislative provisions are a consequence of our history of
reform proposals on state funding of elections, which are described in the
section below.

(i)    History of reform proposals

2.29.4         The first committee to deal with the issue of public funding was
the Dinesh Goswami Committee on Electoral Reforms in 1990, which
advocated for partial state funding of elections in the form of limited in-kind
support for vehicle fuel (which is a primary campaign expense); rental charges
for microphones; issuance of voter identity slips; and additional copies of
electoral rolls.113

2.29.5        In 1993, the Confederation of Indian Industries constituted a
Task Force that recommended that elections be funded in effect, through a
tax on the industry. This would involve the funds to be raised either through a
cess on excise duty, or through corporate contributions to an election fund
pool managed by the State, which would then be distributed via a pre-decided
formula based on vote and seat share.114

2.29.6         The 1998 Indrajit Gupta Committee Report on State Funding of
Elections endorsed state funding of elections, seeing "full justification
constitutional, legal as well as on ground of public interest" in order to
establish a fair playing field for parties with less money power. The Committee
envisaged a phased introduction of public funding, given the economic
conditions of the country in 1998, beginning with in-kind state subsidies (and
no cash) such as rent-free office space, free telephone facilities, electoral
rolls' copies, loudspeakers, specified quantities of fuel, food packets, and
airtime (both on state and private media). Gradually, the Committee
envisioned a transition to full state funding, along with monetary provision via
the creation of a central-governed Election Fund, whose funding would be
provided by the Centre and the states together. However, the Committee
excluded independent candidates from the benefits of state funding and
required parties to submit audited accounts and tax returns to avail the
benefits.115

2.29.7     This was followed soon after by the Report of the Law
Commission in 1999 on the Reform of Electoral Laws, which endorsed the

113 Government of India, REPORT OF THE COMMITTEE ON ELECTORAL REFORMS, May 1990
(hereinafter                    "Dinesh                Goswami                 Report"),
<http://lawmin.nic.in/ld/erreports/Dinesh%20Goswami%20Report%20on%20Electoral%20Ref
orms.pdf>; Gowda, supra note 94, at 228.
114 ORF, supra note 51.
115 Government of India, COMMITTEE ON THE STATE FUNDING OF ELECTIONS, December 1998, at

11-45,                                                                           55-56,
<http://lawmin.nic.in/ld/erreports/Indrajit%20Gupta%20Committee%20Report.pdf>.


                                                                                     54
 ideas of the Indrajit Gupta Committee Report on partial state funding, as a first
step towards total funding given that the latter was not "feasible" in light of the
"prevailing economic conditions". However, the Commission clarified that
given that the underlying premise of state funding was the elimination of the
influence of money power, corporate funding and black money support, it was:

       "... absolutely essential before the idea of state funding (whether partial or
       total) is resorted, the provisions suggested in this report relating to political
       parties (including the provisions ensuring internal democracy, internal
       structures) and maintenance of accounts, their auditing and submission to
       Election Commission are implemented.....The state funding, without the
       aforesaid pre-conditions, would merely become another                 source of
       funds for the political parties and candidates at the cost of public
       exchequer."116

2.29.8        In 2001, the NCRWC concurred with the 1999 Law Commission
report that the question of permitting state funding "should not even arise"
without:

          "an effective systemic acceptance of full audit of party funds including a
          full audit of campaign funds, deletion of explanation 1 to section 77(1)
          of the Representation of People Act 1951, a fool proof mechanism to
          deter expenditure violations, and until the government is convinced that
          these improvements have been institutionalised and are no longer
          being breached." 117
2.29.9        To do so otherwise, would simply add to the burden on the
Exchequer and taxpayers without any public or systematic benefit. The
NCRWC's views were premised on the failure of the existing mechanisms of
partial or indirect state funding in reducing campaign expenditure and the
need to bring in transparency mechanisms first.118

2.29.10        Similarly, the ARC's 2007 Report on "Ethics in Governance" also
recommended partial state funding of elections to reduce the scope of
"illegitimate and unnecessary funding" of elections expenses.119

(ii)      Comparative provisions governing public funding of elections

Country       Public Funding of Election Campaigns
India         Partial state funding through in kind subsidies such as free air time on
              state owned electronic media, free supply of electoral rolls and identity
              slips, and tax deductions for donations


116 LCI, 170th Report, supra note 108, at para 4.3.4.
117 NCRWC, supra note 93, at para 14.7.
118 Ibid, at paras 14.9, 14.10.
119 Fourth Report of the Second Administrative Reforms Commission, Ethics in Governance,

(2007) <http://arc.gov.in/4threport.pdf> at para 2.1.3.1.6 (hereinafter "ARC Report").


                                                                                      55
 U.S.A.120    No direct or indirect public funding for political parties
             No public subsidy for congressional elections
             Partial public funding available for Presidential primary candidates in
              the form of primary matching grants (up to $250 by an individual) and
              general elections grants (to the individual candidates) - this results in
              a ceiling on expenditure
             On 3rd April 2014, Present Obama signed a law (Public Law No. 113-
              94) to end public funding of national nominating conventions to
              eliminate taxpayer financing of political party conventions121
U.K.122      Modest public funding of political parties
             Political parties receive direct public funding over each financial year
              for policy development purposes up to a total of £2mn on the basis of
              current legislative representation
             Indirect support is provided to parties based on the number of
              candidates put forward in the election, which includes free
              broadcasting time for party political broadcasts, free postage,
              meeting rooms, and mail shot to electors
German       Public funding to national political parties with tax credits, matching
y123          grants (of the amount earned by parties from transparent, private
              sources), and flat grants to parties based on their past performance
             Absolute ceiling of public subsidy to all parties, with no subsidy for
              local party organisations or individual candidates
             The state "request[s] partial approval" of public subsidy from the tax
              payers or party supporters, although threshold for access to public
              funding is "lower than anywhere else in the world"
             Public subsidies not earmarked for any specific purpose
             Indirect support in the form of free media access based on the
              duration and continuity of electoral participation; exemption from
              income, inheritance, and property tax; and caucus subsidies
Italy124     Public subsidies are a "major source" of funding elections, although
              have been restricted to election campaign activities since 1993
             Funding is distributed according to the votes polled and is given to
              candidates
             The state "request[s] partial approval" of public subsidy from the tax
              payers or party supporters
             Indirect, in-kind subsidy in the form of free media access and state aid
              for radio and newspapers, and reduced rates for sending electoral
              propaganda material by post to voters

120 IDEA, Funding of Political Parties and Election Campaigns, HANDBOOK SERIES (2003),
<http://www.idea.int/publications/funding_parties/funding_of_pp.pdf>, at 41-42 (hereinafter
"IDEA         Report");    FEC,       Public    Funding     of     Presidential  Elections,
<http://www.fec.gov/pages/brochures/pubfund.shtml#anchor684182>
121 Gabriella      Miller Kids First Research Act, <http://www.gpo.gov/fdsys/pkg/PLAW-
113publ94/pdf/PLAW-113publ94.pdf>.
122 IDEA Report, supra note 120, at 40,42, 213, 218, 219, 223.
123 Ibid., at 123, 124, 210, 216, 223.
124 IDEA Report, supra note 120, at 118,123, 211, 223.




                                                                                        56
 Sweden             "High level" of public subsidies exist for parties at various levels,
125
                    with each party being given a base amount at the sub-national
                    level, along with additional state aid to party sub-organisations and
                    to party media based on part performance and current
                    representation
                 General subsidy is given to parties, their secretariat and party
                    groups in Parliament alongside regional and local subsidies
                 Public subsidies are given for general party administration and are
                    not earmarked for any specific purpose
                 Indirect subsidies include media access and the party affiliated
                    press receive public support
Australi         Political parties receive direct public funding during the election
a126              period and between elections
                 Funding is not ear-marked for a specific purpose and depends on the
                  performance of the party at the previous election

(iii)      Recommendations

2.30.1        A quick perusal of the recommendations of various committees
on state funding of elections and comparative provisions makes it clear that
complete public funding of elections or political parties in India is not a
practical option; instead, indirect state subsidy is a better alternative for
various reasons provided below.

2.30.2        First, prevailing economic conditions make it impossible for
complete state funding of elections. Full funding should prohibit candidates
and parties from accessing alternative sources of money both during election
campaigns and in the inter-election period. If full funding is a seen as a
replacement for the pervasiveness of big money in elections, then it will have
to be substantial enough to stop the prevalence of black money. Given the
amount being spent on elections today, and the alternative use of money on
poverty reduction, health, education, food etc.; it seems highly unlikely that
the centre can provide such money.

2.30.3        Second, for similar reasons of financial burdens, monetary
constraints, and weak enforcement, a system of matching grants as in
Germany and the United Kingdom are not possible. Corporate grants are
often enormous and hence will be difficult to match, while a lot of big donors
give money in black, and hence will only to serve to increase the amount of
total funding available with parties.




125   Ibid., at 118, 123.
126   Ibid., at 209.


                                                                                        57
 2.30.4        Third, currently, there is no clear picture on the cost of financing
elections given the weak disclosure of expenditure by political parties and
contributions by corporates and big donors. A system of complete monetary
state support will work only if it replaces the actual demand for money in
election campaigns and day-to-day administration of political parties. Hence
any state support has to be in kind support, and not in cash because unless
the current system satisfies the total requirement of parties, monetary support
will only serve to increase party spending and invite uninterested or
opportunistic candidates and parties.

2.30.5          Fourth, as the Law Commission Report in 1999 and the
NCRWC Report in 2001 acknowledge, reforms on state funding of election
have to be preceded by campaign finance reform; improvement in
transparency, disclosure and audit provisions; decriminalisation of politics;
and the introduction of inner party democracy. Funding parties (instead of
candidates) with little internal democracy will only strengthen the power of the
leadership and the benefits of public funding might not extend to the rank and
file of the party.127

2.30.6         Fifth, there are various associated problems with state funding
such as the possible undermining of the independence of the parties due to
their financial reliance on the exchequer, and can be especially problematic
for new parties. 128 Even otherwise, the distribution of public money may
reduce party incentives to maintain their social base and generate funds
through political mobilisation.129 Moreover, as the comparative table shows, in
most countries subsidies are determined on the basis of past performance or
current representation, and thus automatically discourage new (and weaker)
parties. In case of current representation, money will have to be given upfront
and subsequently, overpaid parties will have to reimburse the State, while
underpaid parties will be reimbursed by the state after the results.130

2.30.7       Finally, public funding of elections, including existing provisions
on partial in-kind funding only extends to registered parties and hence
excludes independent candidates, whilst simultaneously encouraging frivolous
candidatures, with the sole intention of gaining access to public funds.

2.30.8         Instead, as the Indrajit Gupta Committee noted in its 1998
report, efforts should be made to curb the costs of campaigning by limiting or
regulating the use and location of cut outs and banners; hoardings and
posters; the number of public meetings; the use of vehicles during campaigns,

127 Gowda, supra note 94, at 245.
128 IDEA Report, supra note 120, at 8.
129 ORF, supra note 104.
130 Gowda, supra note 94, at 246.




                                                                               58
 and the publicity from moving vehicles. This will help reduce the cost of
elections, although it may not reduce the incentives to raise election funds
and abuse power.131

2.30.9         With respect to indirect in-kind subsidy, reference should be
made to the British practice to increase the quantum of such subsidies to
include free broadcasting time on private channels, free postage and meeting
rooms, access to public town halls, the cost of printing, and even provision of
specified quantities of fuel and food packets. Thus, by providing a "financial
floor" to parties and candidates, 132 it reduces the cost of elections, without
providing parties with liquid cash to spend in addition to their resources.

2.30.10       On the basis of the above, the following recommendations are
suggested:
   1. Currently, a system of complete state funding of elections or of
      matching grants, wherein the government matches the private funding
      (by donors or corporates) raised by political parties, are not feasible
      given the economic conditions and developmental problems of the
      country.
   2. Given the high cost of elections and the improbability of being able to
      replace the actual demand for money, the existing system of giving
      indirect in-kind subsidies instead of giving money via a National
      Election Fund, should continue.
   3. The wording of Section 78B of the RPA permits the Central
      Government, in consultation with the ECI, to supply certain items to the
      electors or the candidates and this provision can be used to expand the
      in-kind subsidy to include free public meeting rooms, certain printing
      costs, free postage etc.
   4. Any reform in state funding should be preceded by reforms such as the
      decriminalisation of politics, the introduction of inner party democracy,
      electoral finance reform, transparency and audit mechanisms, and
      stricter implementation of anti-corruption laws so as to reduce the
      incentive to raise money and abuse power.

G. Recommendations

2.31              A combined list of recommendations is reproduced below:

a)        On Expenses and Contribution

1. Section 77(1) of the RPA should be amended to extend the starting time
   period of the regulation of the election expenditure from the current date of

131   Gowda, supra note 94, at 241.
132   Ibid., at 242.


                                                                             59
      nomination to the date of notification of elections, extending to the date of
     declaration of results.
         Thus, the words "on which he has been nominated" in sub-section
           (1) of section 77 should be deleted and instead, the words "of
           notification of such election" should be inserted in its place.

2. Section 182(1) of the Companies Act, 2013 should be amended to require
   the passing of the resolution authorising the contribution of the company's
   funds at the company's Annual General Meeting (AGM) instead of its
   Board of Directors.
       Thus, the words "a meeting of the Board of Directors" in sub-clause
         (1) of section 182 should be deleted and in its place, the words "the
         annual general meeting" should be inserted.

b)      On Disclosure

Relating to individual candidates

3. A new section 77A of the RPA has to be inserted requiring the candidates,
   or their election agents to maintain an account of the contributions
   received by them from their political party (not in cash) or any other
   permissible donor. The new section 77A reads as follows:

     "77A. Account of contributions received.--Every candidate at an
     election shall, either by himself or by his election agent, also keep an
     account of the following particulars in respect of the donations or
     contributions received by the candidate after the date of notification of
     election, namely: --

       (f) the amount of contribution received by the candidate from his party
           for the election;
       (g) the amount of contribution received by the candidate from--
               (i) any person;
               (ii) any company, not being a government company
       (h) the name, address and PAN card details, if applicable, of the donor
           in sub-clause (b) above;
       (i) the nature of each contribution, in particular, whether it is:
               (j) cash;
               (iv) cheque; or
               (v) gifts in kind;
       (j) the date on which the contribution was received.
       Explanation: All contributions by a political party to its candidate shall be
       made by a crossed account payee cheque or draft or bank transfer."



                                                                                 60
 4. Section 78 should also be amended in light of the proposed amendment
   to section 77A above, and the reference to more than one returned
   candidate should be removed. It should read as follows:

    "78. Lodging of account with the district election officer.-- (1) Every
    contesting candidate at an election shall, within thirty days from the date
    of election of the returned candidate lodge with the district election officer
    an account of his election expenses and contribution reports which shall
    be a true copy of the account kept by him or by his election agent under
    section 77 and section 77A respectively."

5. A new section 78A to be inserted in the RPA requiring the district election
   officer to make publicly available, on its website, all the expenditure and
   contribution reports submitted by every contesting candidate under section
   78. Section 78A shall read as:


   "78A. Disclosure of account submitted by contesting candidates.-
   (1) The district election officer shall make publicly available, on his
   website, the accounts of election expenses and contribution reports
   submitted by every contesting candidate or their election agent under
   section 78.

   (2) The district election officer shall also keep these reports on file for three
   years after their submission and shall make them available for public
   inspection on the payment of a prescribed fee under Rule 88 of the
   Conduct of Election Rules, 1961."

Relating to political parties

6. Section 29C of the RPA has to be deleted. In its place, a new section 29C
   has to be inserted mandating political parties to maintain audited accounts,
   along the line of the 170th Report's recommended section 78A:


   "29C. Maintenance, audit, publication of accounts by political parties
   (1) Each recognised political party shall maintain accounts clearly and fully
   disclosing all the amounts received by it and clearly and fully disclosing the
   expenditure incurred by it. The account shall be maintained according to
   the financial year. Within six months of the close of each financial year,
   each recognised political party shall submit to the Election Commission,
   its accounts, duly audited by a qualified and practicing chartered
   accountant from a panel of such accountants maintained for the purpose
   by the Comptroller and Auditor General.




                                                                                 61
    (2) The Election Commission shall make publicly available, on its website,
   the audited accounts submitted by all political parties under sub-section
   (1).

   (3) The Election Commission shall also keep these accounts on file for
   three years after their submission and shall make them available for public
   inspection on the payment of a prescribed fee."

7. The existing section 29C of the RPA has to be modified and recast as
   section 29D to first, include aggregate contributions from a single donor
   amounting to Rs. 20,000 within its scope; second, require parties to
   disclose the names, addresses and PAN card numbers (if applicable) of
   donors along with the amount of each donations; third, require parties to
   disclose such particulars even for contributions less than Rs.20,000 if such
   contributions exceed Rs. 20 crore or twenty per cent of party's total
   contribution, whichever is less.. Consequential amendments will need to
   be made to the Election Rules and the IT Act. The proposed section 29D
   reads as:

   "29D. Declaration of contribution received by the political parties.--
   (1) The treasurer of a political party or any other person authorised by the
   political party in this behalf shall, in each financial year, prepare a report in
   respect of the following, namely: --

   (a) the contribution in excess of twenty thousand rupees, including an
   aggregate of contributions in excess of twenty thousand rupees, received
   by such political party from any person in that financial year;

   (b) the contribution in excess of twenty thousand rupees, including an
   aggregate of contributions in excess of twenty thousand rupees received
   by such political party from any company, other than a Government
   company, in that financial year.

   (2) Notwithstanding anything contained in sub-section (1), the treasurer of
   a political party or any other person authorised by the political party in this
   behalf shall, in the report referred to in sub-setion (1), disclose the
   particulars of such contributions received from a person or company, other
   than a Government company, even if the contributions are below twenty
   thousand rupees, in case such contributions exceeds twenty crore rupees,
   or twenty per cent of total contributions, whichever is less, as received by
   the political party in that financial year.

   Illustration: A political party, 'P', receives a total of hundred crore rupees,
   in cash or cheque, in a financial year. Out of this amount, fifty crore rupees
   are received from undisclosed sources, by way of contributions less than



                                                                                 62
    twenty thousand rupees (in cash or multiple cheques). P shall be liable to
   disclose the particulars of all donors beyond twenty crores, even if they
   have contributed less than twenty thousand rupees each.

   (3) The report under sub-section (1) shall be in such form as may be
   prescribed.

   (4) The report for a financial year under sub-section (1) shall be submitted
   by the treasurer of a political party or any other person authorised by the
   political party in this behalf before the due date for furnishing a return of its
   income of that financial year under section 139 of the Income-tax Act,
   1961 (43 of 1961), to the Election Commission.

   Explanation: For the avoidance of doubt, it is hereby clarified that the term
   "particulars" mentioned in this section shall include the amount donated;
   the names and addresses, and PAN card number if applicable, of such
   person or company referred to in this section."


8. A new section 29E to be inserted in the RPA requiring the ECI to make
   publicly available, on its website, all the contribution reports submitted by
   all political parties under section 29D. Section 29E shall read as:

   "29E. Disclosure of contribution reports submitted by political
   parties.- (1) The Election Commission shall make publicly available, on
   its website, the contribution reports submitted by all political parties under
   section 29D.

   (2) The Election Commission shall also keep these reports on file for three
   years after their submission and shall make them available for public
   inspection on the payment of a prescribed fee."


9. The Commission recommends giving statutory basis to the ECI's
   'statement of election expenditure' requirement introduced pursuant to the
   Supreme Court's judgment in Common Cause v UOI, AIR 1996 SC 3081,
   and its transparency guidelines pertaining to election expenses by political
   parties through a new section 29F, which states as follows:


   "29F. Election expenses by political parties. -- (1) Every political party
   contesting an election shall, within seventy five days of the date of an
   election to a Legislative Assembly of a State or ninety days of the date of
   an election to the House of the People, lodge with the Election
   Commission a statement of election expenditure, which shall be a true
   copy of such statement maintained by the party in consonance with the
   directions of the Election Commission.



                                                                                 63
      (2) The payment of any election expenditure over twenty thousand rupees
     should be made by the political parties via cheque or draft, and not by
     cash, unless there are no banking facilities or the payment is made to a
     party functionary in lieu of salary or reimbursement."


c)      On Penalties

Relating to individual candidates

10. The disqualification of a candidate for a failure to lodge an account of
    election expenses and contribution reports should be increased and
    should extending from the current three period up to a five year period, so
    that a defaulting candidate may be ineligible to contest at least the next
    elections.
        Thus, in the title and sub-clause (a), after the words "account of
           election expenses", add the words "and contribution reports".
        After the words "period of three years" and before the words "from
           the date of" in section 10A, add the words "up to a period of five
           years".

Relating to political parties

11. Express penalties, apart from losing tax benefits under section 13A of the
    IT Act, should be imposed on political parties for the non-compliance with
    the provisions of section 29D of the RPA. This should include a daily fine
    for each day of non-compliance, with the possibility of de-recognition in
    extreme cases, along the lines of proposed section 78A in the 170th
    Report. This new section 29G reads as follows:

     "29G. Penalty.--(1) Where the treasurer of any political party or any
     other person authorised by the political party in this behalf fails to submit
     a report in the prescribed form within the time specified under sub-section
     (4) of section 29D then, notwithstanding anything contained in the
     Income-tax Act, 1961 (43 of 1961), such political party:

            (a) shall not be entitled to any tax relief for such financial year
                under the Income-tax Act, 1961; and
        (b) shall be liable to a penalty of twenty five thousand rupees for each
            day of non-compliance and so long as the non-compliance
            continues.
     Provided that If such default continues beyond the period of ninety days,
     the Election Commission may de-register the political party after giving a
     reasonable opportunity to show cause.



                                                                               64
     (2) If the Election Commission finds on verification, undertaken whether
    suo motu or on information received, that the report submitted under sub-
    section (4) of section 29D is false in any particular, the Election
    Commission shall levy a fine up to a maximum of fifty lakh rupees on such
    political party."
12. A new section 29H should be inserting penalising parties that contravene
   the stipulations of section 29B, RPA and section 182 of the Companies Act
   in terms of accepting contributions from impermissible donors, by levying a
   penalty of five times the amount so accepted:


   "29H. Penalty for political parties accepting contributions from an
   impermissible donor. - If a political party accepts any contribution
   offered to it from an impermissible donor, it shall be liable to pay a penalty
   that is five times the amount so accepted from such donor.

   Explanation.- For the purpose of this section, "impermissible donor" refers
   to:

   (a) a government company, as defined in section 29B;

   (b) a company that does not comply with the requirements of sub-section
   (1) section 182 of the Companies Act, 2013; or

   (c) any foreign source defined under clause (e) of section 2 of the Foreign
   Contribution (Regulation) Act, 1976."

13. A new Part IVB should be inserted to the RPA dealing with the
   "Regulation of Electoral Trusts", and detailing provisions pertaining to their
   entitlement to accept contributions, disclosure obligations, and penal
   provisions so that the RPA can be amended in line with the changes
   already made to the IT Act and the ECI guidelines. The new part IVB,
   section 29I reads as:

   Part IVB: Regulation of Electoral Trusts.
   29I. Electoral Trusts entitled to accept contribution. (1) Subject to the
   provision of the Companies Act, 2013 and the Income Tax Act, 1961, an
   Electoral Trust approved by the Central Board of Direct Taxes under the
   Electoral Trusts Scheme, 2013 may accept any amount of contribution
   voluntarily offered to it by any person or company other than a
   Government Company:

   Provided that no Electoral Trust shall be eligible to accept any contribution
   from any foreign source defined under clause (e) of section (2) of Foreign
   Contribution (Regulation) Act, 1976.




                                                                              65
 Provided further that all words and phrases used in this Part, shall have
the same meaning as assigned to them in section 29B.



2. Maintenance, audit, publication of accounts by electoral trusts (a)
Each Electoral Trust shall maintain accounts clearly and fully disclosing all
the amounts received by it and clearly and fully disclosing the expenditure
incurred by it. The account shall be maintained according to the financial
year. Within six months of the close of each financial year, each
Electoral Trust shall submit its accounts, duly audited by a qualified and
practicing chartered accountant from panel of Chartered Accountants,
selected by the Comptroller and Auditor General to the Election
Commission.

(b) The Election Commission shall make publicly available, on its website,
the audited accounts submitted by all electoral trusts under sub-section
(1).

(c) The Election Commission shall also keep these accounts on file for
three years after their submission and shall make them available for public
inspection on the payment of a prescribed fee.

3. Declaration of contribution received by the Electoral Trusts -- (a)
The treasurer of an Electoral Trust or any other person authorised by the
trust in this behalf shall, in each financial year, prepare a report in respect
of the following, namely: --

(i) the contribution received by such electoral trust from any person in that
financial year, with name, address, PAN of such persons.

Provided that the Electoral Trust or any other person authorised by the
Trust in this behalf shall not receive any donation in cash and without the
name, address and PAN (if any);

(ii) the contribution to political parties from electoral trusts in that financial
year with date amount, mode of payment and name of political party.

Provided that the electoral trusts shall not make any contribution to
political parties in cash other than by bank account transfer.

(b) The report under this sub-section 2shall be in such form as may be
prescribed.

(c) The report for a financial year under sub-section (1) shall be submitted
by the treasurer of an Electoral Trust or any other person authorised by
the Trust within six months of the close of each financial year to the
Election Commission.


                                                                               66
 4. Disclosure of contribution reports submitted by Electoral Trusts
by Election Commission - (a) The Election Commission shall make
publicly available, on its website, the contribution reports, submitted by all
Electoral Trusts under sub-sections (2) and (3) of this section.

(b) The Election Commission shall also keep these reports on file for three
years after their submission and shall make them available for public
inspection on the payment of a prescribed fee.

5. Penalty.--(1) Where the Electoral Trust fails to submit a report in the
prescribed form within the time specified under sub-sections (2) or (3) of
this section then, notwithstanding anything contained in the Income-tax
Act, 1961 (43 of 1961), such Electoral Trust:

   (a) shall not be entitled to any tax relief for such financial year under
       the Income-tax Act, 1961; and
   (b) shall be liable to a penalty of twenty five thousand rupees for each
       day of non-compliance and so long as the non-compliance
       continues.

Provided that If such default continues beyond the period of ninety days,
the Election Commission may ban the electoral trust from receiving any
donations in future, after giving a reasonable opportunity.

(2) If the Election Commission finds on verification, undertaken whether
suo motu or on information received, that the statement of accounts filed
under this section is false in any particular, the Election Commission shall
impose a fine up to a maximum of fifty lakh rupees on such Electoral trust.

(3) If the Electoral Trust has received funds from an impermissible donor,
it shall be liable to penalty that is five times the amount so accepted by the
Trust.

Explanation.- For the purpose of this section, "impermissible donor" refers
to:

(a) a government company, as defined in section 29B;

(b) a company that does not comply with the requirements of sub-section
(1) section 182 of the Companies Act, 2013; or

(c) any foreign source defined under clause (e) of section 2 of the Foreign
Contribution (Regulation) Act, 1976"




                                                                           67
 d)      On State Funding of Elections

     1. Currently, a system of complete state funding of elections or of
        matching grants, wherein the government matches the private funding
        (by donors or corporates) raised by political parties, are not feasible
        given the economic conditions and developmental problems of the
        country.
     2. Given the high cost of elections and the improbability of being able to
        replace the actual demand for money, the existing system of giving
        indirect in-kind subsidies instead of giving money via a National
        Election Fund, should continue.
     3. The wording of Section 78B of the RPA permits the Central
        Government, in consultation with the ECI, to supply certain items to the
        electors or the candidates and this provision can be used to expand the
        in-kind subsidy to include free public meeting rooms, certain printing
        costs, free postage etc.
     4. Any reform in state funding should be preceded by reforms such as the
        decriminalisation of politics, the introduction of inner party democracy,
        electoral finance reform, transparency and audit mechanisms, and
        stricter implementation of anti-corruption laws so as to reduce the
        incentive to raise money and abuse power.




                                                                              68
                                      CHAPTER III

      REGULATION OF POLITICAL PARTIES AND INNER PARTY
                       DEMOCRACY

3.1           Democratic theory can be thought of to include accounts of both
procedural and substantive democracy. Procedural democracy can be said to
refer to the practice of universal adult franchise, periodic elections, secret
ballot, while substantive democracy can be said to refer to the internal
democratic functioning of the parties, which purportedly represent the people.
This section deals with the internal democratic functioning of parties, and the
question of how parties should function and regulate themselves.

3.2          The NCRWC in its Report on Electoral Processes and Political
Parties appropriately recognised that "no electoral reforms can be effective
without reforms in the political party system" and it recognised the following
areas of immediate concern here:

          1. "Structural and organisational reforms - party organisations -
             National, State and local levels - inner party democracy - regular
             party elections, recruitment of party cadres, socialization,
             development and training, research, thinking and policy planning
             activities of the party.
          2. Party system and governance - Mechanisms to make parties viable
             instruments of good governance
          3. Institutionalization of political parties - need for a comprehensive
             legislation to regulate party activities, criteria for registration as a
             national or State party - de-recognition of parties".133

3.3           Of primary relevance in this chapter, is the first concern
regarding the regulation of the practice of political parties in terms of internal
elections, recruitment of party cadres, and development and training activities.
At the very outset, it is important to note the distinction between the regulation
of party practice and party ideology as components of internal and inner party
democracy. The section begins with reviewing the history of various
committee reports.

A. History of Reform Proposals

3.4           The 1999 Law Commission Report strongly recommended the
introduction of a regulatory framework governing the internal structures and
inner democracy of parties, financial transparency, and accountability before
attempting state funding of elections. The 170th Report recommended the
insertion of Sections 11A-I in the RPA dealing with the "Organisation of

133   NCRWC Report, supra note 13.


                                                                                  69
 Political Parties and matters incidental thereto" on the premise that a political
party "cannot be a dictatorship internally, and democratic in its functioning
outside."134

3.5       Apart from the concerns articulated earlier, the NCRWC
recommended:
          "The rules and by-laws of the parties seeking registration should
          include provisions for: (a) A declaration of adherence to democratic
          values and norms of the Constitution in their inner party
          organisations,"135

3.6           The ARC's 2008 Ethics and Governance report also alluded to
the importance of inner party democracy when it noted that corruption is
caused by over-centralisation since "the more remotely power is exercised
from the people, the greater is the distance between authority and
accountability."136

3.7           In 2011, a draft Political Parties (Registration and Regulation of
Affairs, etc.) Act, 2011 was prepared under the guidance of Justice
Venkatachalaih and submitted to the Law Ministry. Section 6 of the draft Act
envisaged the creation of an Executive Committees for every political party,
whose members would be elected by members of the local committees of the
State units of the party, and who themselves would elect the office-bearers of
the party from amongst themselves (without accepting any nominations). The
Executive Committee was also empowered to elect candidates for contesting
Parliamentary and State, having due regard to the recommendations made by
the State and District units of the constituency. The Act further provided for all
decisions of the Executive and local committees to be taken on the basis of a
simple majority vote with secret ballots.137

3.8           Thus, a perusal of the above reports makes clear that internal
democracy includes provisions governing internal elections, candidate
selection, secret ballots, and registration and deregistration of parties.

B. Laws Regulating Internal Democracy

3.9           Currently, there is no express provision for internal democratic
regulation of political parties in India and the only governing law is provided by
Section 29A of the RP Act, which provides for registration of political parties


134LCI, 170th Report, supra note 108, at paras 3.1.2.1, 4.3.4.
135 NCRWC Report, supra note 13, at para 4.32.
136 ARC Report, supra note 119, at para 1.9.
137    ADR/NEW,          Recommendations      for     Electoral Reforms, April   2011,
<http://adrindia.org/files/ADR-NEW%20Recomendations-April20%202011-Final.pdf> at 75.


                                                                                   70
 with the ECI. Section 29A(5) provides for every application to the ECI to be
accompanied by a copy of the party memorandum or regulations, with a
specific provision "that the association or body shall bear true faith and
allegiance to the Constitution of India as by law established, and to the
principles of socialism, secularism and democracy, and would uphold the
sovereignty, unity and integrity of India."

3.10         The ECI in its "Guidelines and Application Format for the
Registration of Political Parties under Section 29A", states that the party
application should be accompanied, inter alia, by the following
documents/information:

       "(i) Party Constitution drawn on following lines:
       Article IV: Organs of the Party (Organizational Structure): Powers and
       Functions of each of these organs (Decision making power should
       reflect democratic spirit - no veto power)
       Method of appointment (and terms) of members to each of these
       organs (Not more than 1/3rd members can be nominated; Tenure
       should be fixed not exceeding 5 years; Periodic elections within 5 years
       maximum)

       Article V: Office-bearers of the Party: Powers and functions of each of
       these office-bearers (Decision making power should reflect democratic
       spirit - no veto power)
       Method of appointment (and terms) of each of these office-bearers
       (Should be elected; Not more than 1/3rd can be nominated; Fixed
       tenure not exceeding 5 years for everyone; Periodic elections within 5
       years maximum)

       (v) There should be a specific provision in the rules/Constitution of the
       party regarding internal democracy in the party, organisational
       elections at different levels, mode of such elections and the periodicity
       of such elections, term of office of the office-bearers and powers and
       duties of the office-bearers of the party, and the various representative
       bodies of the party (such as Executive Committee, Council etc.)

       (xxi) The applicant party must ensure in its constitution itself vide a
       specific clause in the party constitution that party will hold periodic
       (Period to be specified in constitution but at least once in 4 years) and
       regular election to all positions of office-bearers and organs of the
       party." [Emphasis supplied]138

3.11           Unfortunately, the aforesaid guidelines are silent on candidate
selection, apply only to the registration of new parties, and do not regulate the
internal functioning of already registered parties. Moreover, the ECI's power to

138
  ECI, Guidelines and Application Format for Registration of Political Parties under Section
29A, <http://eci.nic.in/eci_main/ElectoralLaws/guidelinesandformat.pdf>.


                                                                                         71
 require parties to hold regular internal elections for office bearers, and
candidate selection is compromised in the absence of any penal provisions.
The Supreme Court in Indian National Congress (I) v Institute of Social
Welfare 139 made it clear that neither Section 29A of the RP Act, nor the
provisions of the Election Symbols (Reservation and Allotment) Order,
1968 empowered the ECI to de-register parties on the grounds of violating the
Constitution or breaching the undertaking given to it at the time of registration.

3.12            Consequently, there is no mechanism to review a party's
practice against the principles enshrined in the Constitution or against the
requirements of the ECI's Guidelines and Application Format for the
Registration of Political Parties under Section 29A. A party can only be de-
registered if its registration was obtained by fraud; if it is declared illegal by the
Central Government; or if a party amends its internal Constitution and notified
the ECI that it can no longer abide by the Indian Constitution.140 Moreover,
there is no power of de-registration if parties having registered under section
29A of the RPA continue to avail of tax benefits under section 13A of the IT
Act, without contesting elections. The RPA thus needs to be amended to
empower the ECI to act.

3.13           Even otherwise, these situations only deal with cases of de-
registration, and not disbarment of any party from contesting elections. It is
clear that any party can contest elections, even if their Constitution
contravenes the provisions and ideals of the Constitution or does not provide
for internal elections. The need for reform is thus evident, and it is useful at
this stage to briefly examine the law and practice in countries in Western
Europe, which have tried to regulate practice and/or ideology.

C. Internal Democracy: A Comparative Perspective

      (i)      Germany
3.14.1         With the adoption of the German Constitution (the Basic Law) in
1949, Germany became the first European country with a Constitution that
regulated its political parties in order to safeguard democracy. Article 21 of the
Basic Law facilitates the regulation of the ideology and activities of political
parties, in their adherence to democratic principles and states:
            "(1) Political parties shall participate in the formation of the political will
            of the people. They may be freely established. Their internal
            organization must conform to democratic principles. They must publicly
            account for their assets and for the sources and use of their funds.



139   (2002) 5 SCC 685.
140   ECI Guidelines, supra note 138.


                                                                                        72
        (2) Parties that, by reason of their aims or the behaviour of their
       adherents, seek to undermine or abolish the free democratic basic
       order or to endanger the existence of the Federal Republic of Germany
       shall be unconstitutional. The Federal Constitutional Court shall rule on
       the question of unconstitutionality.
       (3)Details shall be regulated by federal laws."141

3.14.2         Pursuant to Article 21(3), the Gesetz über die politischen
Parteien or the Political Party Act was enacted in 1967 to regulate all aspects
of political parties such as their internal organisation, candidate nomination,
accounts, and banning unconstitutional parties.

3.14.3        The wording of Article 21(2) ("aims or behaviour") lends
credibility to the claim that Germany regulates parties both for its
unconstitutional actions, and unconstitutional aims, which have not yet been
put to action. This power to declare parties unconstitutional has been
exercised twice by the Constitutional court to ban the neo-Nazi Socialist
Imperial Party (SRP) in 1952 and the German Communist Party (KPD) in
1956. In the SRP decision, the Court rejected the parties' defence that its
proposed form of government was compatible with liberal democratic order,
noting that there was not even passive assent to democratic principles.
Further, the finding of unconstitutionality implied that sitting party members
would lose their seat as:

       "[W]hen by a judgment of the Constitutional Court a political party's
       ideas are found to fall short of the prerequisites for participation in the
       formation of the popular political will, the mere dissolution of the party's
       organizational apparatus, which was meant to further these goals,
       cannot truly implement the court's judgment. Rather, it is the intent of
       the Court's sentence to exclude the ideas themselves from the process
       of the formation of the political will." [Emphasis supplied]142

3.14.4         In the KPD decision, the party defended its constitutionality by
arguing that Article 21(2) was unconstitutional for violating free speech and
association recognised in the Basic Law and that the party's ideology could
not be properly subject to a court's review. However, the Constitutional Court
reiterated its reasoning from the SRP decision, that it could constitutionally
deny the advancement of an idea that violate the principle of individual dignity,
even if such an idea had popular support. It stated:


141      Basic     Law       for     the       Federal     Republic    of      Germany,
<http://www.iuscomp.org/gla/statutes/GG.htm#21>.
142 The SRP Decision, Decision of Oct. 23, 1952, 2 BVerfG I cited from Paul Franz,

Unconstitutional and Outlawed Political Parties: A German-American Comparison, 5 BOSTON
COLLEGE INTERNATIONAL AND COMPARATIVE LAW REVIEW 51, 57 (1982).


                                                                                    73
              "[A]t the very least, those who are called upon to participate in the
             formation of this [political] will must be unanimous in their affirmation of
             the basic values of the constitution. It is conceivable that a political
             party that renounced and opposed these basic values could exist and
             be active as a sociopolitical group, but it is unthinkable that its lawful,
             responsible participation in the formation of the political will could be
             constitutionally guaranteed." 143

3.14.5        Thus, there appears to be pervasive state control on the internal
regulation of political parties, for fear that the parties could "turn the 'popular
will' away from inviolable constitutional values". 144 However, the same has
been exercised infrequently (only in two cases), although there are current
efforts to ban the country's largest far right party, the National Democratic
Party (NDP).145

      (ii)      Portugal

3.15.1       Like Germany, Portugal too regulates the ideology of parties
through Article 51 of its Constitution, prohibiting regional or religious
objectives and requiring internal democracy. Article 51(3)-(5) state:

             3. Without prejudice to the philosophy or ideology that
             underlies their manifestoes, political parties may not employ
             names that contain expressions which are directly related to
             any religion or church, or emblems that can be confused with
             national or religious symbols.
             4. No party may be formed with a name or manifesto
             objectives that show it has a regional nature or scope.
             5. Political parties must be governed by the principles of
             democratic transparency, organisation and management, and
             participation by all their members.

3.15.2        The governing law regulating these features is the
Organisational Law no. 2/2003 (or the Law governing Political Parties).
Through Article 2, it regulates, and lays down eight purposes of political
parties, requiring them for instance to contribute to the promotion of the
fundamental rights and freedoms. Articles 5 and 6 state that political parties
must be internally governed by principles of democracy and transparency.
Nevertheless, Article 18 permits the "judicial abolition" of party at the request




143 The KPD Decision, Decision of Aug. 17, 1956, 5 BVerfG at 137 cited from Franz, supra
note 142, at 62.
144 Franz, supra note 142, at 89.
145 German States Repeat Efforts to Ban Far Right Parties, DW, 3rd December 2003,

<http://www.dw.de/german-states-repeat-effort-to-ban-far-right-npd/a-17266103>.


                                                                                      74
 of the Public Prosecutor's Office if it is deemed to be "an organisation that is
racist or displays a fascist ideology".146


      (iii)      Spain

3.16.1          Unlike Germany and Portugal, Spain only regulates the actions
of its political parties, not their aims or intentions. The enabling provision of
the Constitution states as follows:

              "Section 6: Political parties are the expression of political pluralism,
              they contribute to the formation and expression of the will of the people
              and are an essential instrument for political participation. Their creation
              and the exercise of their activities are free in so far as they respect the
              Constitution and the law. Their internal structure and their functioning
              must be democratic."

3.16.2          The substantive law containing provisions related to the internal
regulation and banning of political parties is the Institutional Law No. 6/2002
on Political Parties or the Organic Law (Ley Orgánica 6/2002 de Partidos
Políticos). 147 Article 6 of the Law requires the organisation, operation, and
activity of political parties to adhere to democratic principles. Article 7
stipulates that the internal structure and functioning of political parties must be
democratic; elections to governing bodies be provided by secret ballot; and all
elected leaders be democratically controlled. Article 8 provides that members
of parties are entitled by right to be voters and candidates for the offices
thereof.

3.16.3         In contradistinction to the German position, Article 9 of the
Spanish law regulates activity, and not ideology of political parties. It states
that political parties may freely engage in activities, as long as they respect
constitutional values of democratic principles and human rights, and as long
as they perform their functions democratically. However, parties can be
declared illegal if their activities violate democratic principles by:

             Systematically violating fundamental freedoms and rights, by attacks
              on the life and integrity of persons.
             Fomenting violence to achieve political ends such by legitimising the
              use of terrorist actions for political ends or creating conditions of
              coercion.


146  Organisational Law No. 2/2008, The Law Governing Political Parties,
<http://www.parlamento.pt/Legislacao/Documents/LawgoverningPoliticalParties_EN.pdf>.
147     Organic       Law      No.    6/2002,     of     27  June,   Political  Parties,
<http://legislationline.org/documents/action/popup/id/6888>.


                                                                                      75
          Providing assistance and political support to the actions of terrorist
          organisations to undermine peace such as by including the names of
          convicted terrorists in party directing bodies or candidate lists.148

3.16.4           Article 10 further provides for a court-ordered dissolution of a
political party, when it repeatedly and seriously infringes the requirement of
Articles 7 and 8 to have a democratic internal structure operate
democratically. Purusant to a judicial order, the party, vide Article 12, cease
all its activities and liquidates its assets, which are then transferred to the
Treasury to be used for social and humanitarian purposes.

3.16.5        Clearly, unlike India, countries in Western Europe regulate either
the ideologies or the practice of political parties.

D. Recommendations

3.17.1        Introducing internal democracy and transparency within political
parties is important to promote financial and electoral accountability, reduce
corruption, and improve democratic functioning of the country as a whole. As
the Law Commission in its 170th report recognised, "whether by design or by
omission, our Constitution does not provide for the constitution and working of
the political parties, though they are at the heart of a parliamentary
democracy."

3.17.2         While the RP Act does not permit the regulation of the
functioning or ideology of the parties, the ECI's Guidelines and Application
Format for the Registration of Political Parties under Section 29A only
prescribe provisions for internal accountability and not candidate selection.
Even so, these provisions do not expressly apply to existing parties, are not
backed by penal provisions, and cannot bar parties from contesting elections.
Furthermore, the Supreme Court in Indian National Congress (I) v Institute of
Social Welfare has made it clear that the ECI currently lacks the power to de-
register a party under Section 29A of the RP Act. Thus any changes need to
be introduced legislatively. The power of de-registration should also extend to
cases where registered parties avail the benefits of income tax exemption
under section 13A, IT Act, but have not contested any Parliamentary or State
elections in ten years consecutive years.

3.17.3          Although it is open for India to follow Germany/Portugal or
Spain's example, it is recommended that any powers to the ECI should
extend to the regulation of action and not ideology, given the complex socio-
religious-political fabric of the country, its diversity, and secular principles. The

148
  Id.; Herri Batasuna and Batasuna v Spain, Applications nos. 25803/04 and 25817/04, Fifth
Section of the ECHR decided on 6th November 2009.


                                                                                       76
 German example has to be viewed in the context of its violent Nazi history
and cannot immediately be transplanted to India.

3.17.4       Keeping this in mind, the following recommendations are
proposed:

   1. Section 29A(5) of the RPA should be amended is in accordance with
      the draft Political Parties (Registration and Regulation of Affairs) Act to
      require parties to insert a specific provision in their memorandum to
      "shun violence for political gains, and avoid discrimination or distinction
      based on race, caste, creed, language or place of residence". Thus,
      the amended section 29A(5) reads as follows:

      "29A.--(5) The application under sub-section (1) shall be accompanied
      by a copy of the memorandum or rules and regulations of the
      association or body, by whatever name called, and such memorandum
      or rules and regulations shall contain a specific provision that the
      association or body shall bear true faith and allegiance to the
      Constitution of India as by law established, and to the principles of
      socialism, secularism and democracy, would uphold the sovereignty,
      unity and integrity of India, shun violence for political gains, and avoid
      discrimination or distinction based on race, caste, creed, language or
      place of residence."

   2. The proposed Sections 11A-I of the RPA finding place in the 170th
      Report of the Law Commission in 1990, should be introduced with
      certain modifications, through a legislative amendment as a new Part
      IVB titled "Regulation of Political Parties", starting from section 29J. A
      provision should also be inserted empowering the ECI to de-register a
      party for failing to contest any Parliamentary or Legislative Assembly
      elections for ten consecutive years. The new Part reads as follows:

   PART IVC -- REGULATION OF POLITICAL PARTIES

      29J. Formation of political parties-- (1) Political parties can be freely
      formed by the citizens of this country. The political parties shall form a
      constitutionally   integral part of free and democratic system of
      Government.

      (2) Each political party shall frame its constitution defining its aims and
      objects and providing for matters specified in this Part. The aims and
      objects of a political party shall not be inconsistent with any of the
      provisions of the Constitution of India.




                                                                              77
 (3) A political party shall strive towards, and utilize its funds exclusively
for, the fulfilment of its aims and objects and the goals and ideals set
out in the Constitution of India.

29K. Name of political parties and power to sue-- (1) A political
party may sue and may be sued in its own name. A political party shall
be competent to hold and dispose of properties.

(2) The name of a political party must be clearly distinguishable from
that of any existing political party and shall be subject to approval by
the               Election Commission. In election campaigns and in
elections, only the registered name or its acronym, as may have been
approved by the Election Commission, alone shall be used.

29L. Constitution of a political party-- The Constitution of a political
party shall provide for the following matters:-
       (a) name of the political party and acronym (if used) and the
       aims and objectives of the party;
       (b) procedure for admission, expulsion and resignation by the
       members;
       (c) rights, duties and obligations of the members;
       (d) grounds on which and the procedure according to which
       disciplinary action can be taken against the members;
       (e) the general organisation of the party including the formation
       of State, regional, district, block and village level units;
       (f) composition and powers of the executive committee (by
       whatever name it is called) and other organs of the party;
       (g) the manner in which the general body meetings can be
       requisitioned and conducted and the procedure for requisitioning
       and holding conventions to decide questions of continuance,
       merger and other such fundamental organisational matters;
        (h) the form and content of the financial structure of the party
       consistent with the provisions of this part.

29M. Executive committees-- The executive committee of a political
party shall be elected. Its term shall not exceed years. Well before the
expiry of the term, steps shall be taken for electing a new executive
committee. It shall be open to the executive committee to constitute a
sub-committee (by whatever name called) to carry out the business of
the executive committee and to carry on regular and urgent executive
committee business. The members of the sub-committee shall be
elected by the members of the executive committee.




                                                                          78
 29N. Voting procedures-- A political party and its organs shall adopt
their resolutions on the basis of a simple majority vote. The voting shall
be by secret ballot.

29O. Candidate selection--The candidates for contesting elections to
the Parliament or the Legislative Assembly of the States shall be
selected by the executive committee of the political party having due
regard for the recommendations and resolutions passed by the
concerned local party units.

29P. Regular elections-- It shall be the duty of the executive
committee to take appropriate steps to ensure compliance with the
provisions of this chapter including holding of elections at all levels.
The executive committee of a political party shall hold elections of
national and State levels in the presence of the observers to be
nominated by the Election Commission of India. Where considered
necessary, the Election Commission may also send its observers at
elections to be held at other national and state levels.

29Q. Penalties for non compliance-- The Election Commission
shall be competent to inquire, either suo motu or on information
received into allegation of non-compliance of any of the provisions of
this Part. If on due inquiry, the Election Commission is satisfied
that there has been non-compliance of any of the provisions of this
chapter by any political party, the Commission shall call upon the
party to rectify the non-compliance within the period prescribed by
the Election Commission. In case, the non-compliance continues
even after the period so prescribed, it shall be open to the Election
Commission to impose such fine on the political party as it may
deem appropriate in circumstances of the case including imposition
of a penalty of Rs. 25,000/- per day for each day of non-compliance
and withdrawal of registration of the party.

29R. Penalty for failure to contest elections for ten years
consecutively-- (1) If any political party registered under section 29A
of this Act does not contest any election to the House of the People or
the Legislative Assembly of a State for ten consecutive years, its
registration shall be liable to be cancelled by the Election Commission.

(2) The Election Commission shall scrutinise the registrations of all the
political parties under section 29A, and if it finds that any registered
party has not contested any election to the House of the People or the
Legislative Assembly of a State for ten consecutive years, it shall
cancel such registration."



                                                                       79
                                    CHAPTER IV

        FROM FIRST PAST THE POST TO PROPORTIONAL
                     REPRESENTATION

       A. The Current System and Its Alternatives
4.1             While multiple electoral systems exist across the world,
traditionally, the debate has centred around the merits of the 'first-past-the-
post-system' (hereinafter "FPTP") vis-à-vis variants of the proportional
representation system.149

4.2           The FPTP system, followed in Lok Sabha elections, is regarded
as one of the simplest forms of electoral systems, where each voter has a
single vote, and where a candidate wins if he receives the highest number of
votes in a constituency.150

4.3           The system of proportional representation has many variants,
one of the most common being the list system. In the list system, political
parties present lists of candidates in advance, who are awarded seats in
proportion to their party's vote share, usually with some minimum prescribed
thresholds.

4.4            Another variant, the method of the single transferable vote, is
followed for elections to the Rajya Sabha. In this system, the electoral college,
comprising of MPs and MLAs, rank candidates in order of preference. Their
vote is allotted to their first preference, and if no one emerges with a majority,
the least voted candidate is removed from consideration and the second
choices of those who voted for him are taken into consideration. This process
continues till a winner with a majority emerges.151

4.5           During the drafting of the Constitution, various systems of
proportional representation were considered, but the FPTP system was
eventually adopted to avoid fragmented legislatures and to facilitate the
formation of stable governments.152 In the years since, certain criticisms have
consistently arisen regarding the working of the FPTP system, which has led
to a re-evaluation of the merits of the proportional representation system. This


149 Andrew Reeve and Alan Ware, ELECTORAL SYSTEMS: A COMPARATIVE AND THEORETICAL
INTRODUCTION 6 (2001).
150 Mahesh Rangarajan and Vijay Patidar, India: First Past the Post on a Grand Scale,

INTERNATIONAL      INSTITUTE     FOR     DEMOCRACY     AND   ELECTORAL    ASSISTANCE,
<http://www.idea.int/esd/upload/india.pdf>
151 Reeve, supra note 149, at 150-151.
152 Constituent Assembly Debates (Proceedings), Vol. VII dated 4 th January,1949

<http://164.100.47.132/LssNew/constituent/vol7p32.html>.


                                                                                  80
 section will look at the arguments advanced for and against the alteration of
the electoral system in India.

         B. The Merits and Demerits of the FPTP System
 (i)     Simplicity
4.6.1         The most significant advantage of the FPTP system is its
uncomplicated nature. The FPTP is the simplest form of the plurality/majority
system, using single-member districts and candidate-centred voting. 153
Moreover, the FPTP system allows voters to choose between people as well
as parties, with voters having the opportunity to assess the performance of a
candidate rather than having to accept a list of candidates presented by a
party, as under the list system.154

4.6.2        This system, however, is thought to result in an increase in
election expenditure, since every candidate is required to reach out to the
electors on an individual as well as a party basis.155

 (ii)      Stability

4.7.1         The FPTP system has been the hallmark of stability in the
electoral system of India. The Supreme Court in RC Poudyal v. Union of
India 156 had categorised the FPTP system as possessing 'the merit of
preponderance of decisiveness over representativeness'. The FPTP system
presents the advantage of producing a majority government at a general
election by being decisive, simple and familiar to the electorate. 157 This, at
least in theory, assures stable terms for the party in power, with the requisite
numbers in the House to ensure implementation of its policies. This also
means better accountability for decision-making in the Parliament, since this
system makes it easier for voters to identify whom to vote or not vote for in
future.158

4.7.2         In practice, India has seen both stable majority and unstable
coalition governments under the FPTP system, indicating that it is not this
factor alone that assures the stability of the electoral system in India.

 (iii)      Representativeness
4.8.1         The principal criticism levelled against the FPTP system is that it
leads to the exclusion of small or regional parties from the Parliament. There

153 Constituent Assembly Debates (Proceedings), Vol. VII, Chapter 3, p. 35.
154 Constituent Assembly Debates (Proceedings), Vol. VII,Chapter 3, p. 37.
155 Paul L. McKaskle, Of Wasted Votes and No Influence: An Essay on Voting Systems in the

United States, 35 HOUS. L. REV. 1119.
156 1994 Supp (1) SCC 325.
1571994 Supp (1) SCC 325,para 72.
158 See Justice Breyer's opinion in Vieth v. Robert, 541 U.S. 267.




                                                                                      81
 is commonly a discrepancy in the vote share and seat share in results, where
votes given to smaller parties are 'wasted' since they do not gain a voice in
the legislature. What this often translates into is that the FPTP system, which
boasts of the fact that it provides a majoritarian (and hence more democratic)
government, is itself not able to adequately uphold majoritarianism in a multi-
party system, since the winning candidate wins only about 20-30% of the
votes.159

4.8.2         Examples abound from Lok Sabha and State Assembly
elections, where parties enjoying significant vote shares have failed to
translate the same into seats.160 For example, the Indian National Congress
won only about 49.10% of the total vote share in the 1984 General Elections
to the Lok Sabha, but had a sweeping majority of 405 out of 515 seats in the
House. In the elections to the Tamil Nadu Legislative Assembly in 1996, the
AIADMK polled 21.47% votes, but could secure only four (1.71%) seats in the
Assembly.161

4.8.3         Smaller parties, when they have a broad base across
constituencies, rather than a concentrated following in a few constituencies,
may fail to win even a single seat even if their vote share is significant.

4.8.4          This also means that slight changes in the vote share cause
dramatic changes in the number of parliamentary seats won, causing the
Indian electorate to be characterised as one that decisively swings in one
direction or the other.

4.8.5          On the other hand, while representativeness of political parties
is not ensured in the FPTP system, it does encourage political parties
themselves to have more broad-based participation. Moreover, it ensures that
there is a link between a constituency and its representative in the legislature,
and incentivises representatives to serve their constituents well. Further,
smaller districts are more likely to comprise of common interests, and the
small size also facilitates better delineation of these regional interests through
increased movements at the grass-root level, which ensure that
representatives interact more closely with the constituents, at least in
theory. 162 This might, however, not hold true for districts with large


159 Madhav Godbole, Editorial, Reform of the Political Systeml, Economic and Political
Weekly, 39 (28) ECONOMIC AND POLITICAL W EEKLY (2004).
160 Editorial, A case for proportional representation?, 47(11) ECONOMIC AND POLITICAL W EEKLY,

(2012); Arvind Sivaramakrishnan, Editorial, Between Formal and Substantive Legitimacy,
49(19) ECONOMIC AND POLITICAL W EEKLY (2014).
161 V.S. Rama Devi and S.K. Mendiratta, HOW INDIA VOTES: ELECTION LAWS, PRACTICE AND

PROCEDURE, 1167 (3rd edn., 2014). (hereinafter "Mendiratta")
162 McKaskle, supra note 155.




                                                                                          82
 populations, 163 such as Thane and Pune, which hold over 11 crore and 9
crore persons respectively.164

         C. Merits and Demerits of Proportional Representation
 (i)     Simplicity

4.9    Proportional representation undoubtedly falls second in competition
with the FPTP system in terms of simplicity in voting, but it scores higher in
terms of convenience during campaign. Candidates can simply focus pointed
attention on defined groups to appeal to, and consequently, the problems of
campaign financing do not feature as prominently in the process.165

 (ii)    Stability
4.10         Because parties are granted seats in accordance with their vote
share, numerous parties get seats in the legislature in the proportional
representation system, without any party gaining a majority. This detracts
from the stability of the system. Coalition government becomes inevitable,
with challenges to such governments also becoming frequent. This is also
why the Constituent Assembly decided that proportional representation would
not be suited to the Parliamentary form of government that our Constitution
lays down. In the Constituent Assembly Debate on 4th January 1949, Dr. BR
Ambedkar noted that:166
      "Proportional representation is not suited to the form of
      government which this Constitution lays down....in the House
      where there is a Parliamentary system of government, you must
      necessarily have a party which is in majority and which is prepared
      to support the government. One of the disadvantages of
      proportional representation is the fragmentation of the legislature
      into a number of small groups. Proportional representation would
      not permit a stable government to remain in office, because
      Parliament would be so divided into so many small groups that
      every time anything happened which displeased certain groups in
      Parliament, they would, on that occasion, withdraw their support
      from the Government, with the result that the Government losing
      the support of certain groups and units, would fall to pieces. Our
      future government must do one thing, namely, it must maintain a
      stable government and maintain law and order."




163 Id
164 District Census 2011, <http://www.census2011.co.in/district.php>.
165 McKaskle, supra note 155.
166 Constituent assembly Debates (Proceedings) Vol. VII dated 4th January, 1949,

<http://164.100.47.132/LssNew/constituent/vol7p32.html>.


                                                                             83
 Challenges of this sort are likely to become even more prominent in
cases of legislative actions that require more than a mere simple
majority to be carried out, such as constitutional amendments.167

 (iii) Representativeness
4.11.1        Proportional representation, as the name suggests, tries to
ensure that the election results are as proportional as possible, by curbing the
inconsistency between the share of seats and votes. It ensures that smaller
parties get representation in the legislature, particularly when they have a
broad base across constituencies. It also encourages new parties to emerge
and more women and minorities to contest for political power.168
4.11.2         Proportional representation, particularly the single transferable
vote variant of it, also ensures that voters do not feel encumbered by tactical
voting strategies in the worry that their vote might go 'waste'. In that sense,
proportional representation ensures honesty in the election process both from
the side of the candidate, who can choose their ideological commitments
freely, and from that of the voter, who can vote freely.169
4.11.3         One potential drawback of this system is that the relationship
between a voter and the candidate may dilute, for the candidate may now be
seen as representing the party and not the constituency. The other way of
looking at this is that a constituent could approach any representative of their
choice in case of a grievance, which plays out as an advantage of this
system.170
4.11.4       Detractors of the list system of proportional representation point
out, however, that while the method ensures that more political parties are
represented, it concentrates power within a political party, in the hands of the
leaders who decide on the list of candidates.


       D. The List System in Germany
4.12          After the Second World War, Germany adopted a new electoral
system, which has been characterised as a 'personalised proportional
system'. In this, the German parliament (Bundestag) has a minimum of 598
seats. Each voter has two votes, the first being given to a particular candidate
in one of the 299 single-member constituencies. The second vote is a party
vote, given to a party list at the federal state level. Candidates are allowed to
compete in single-member districts as well as simultaneously for the party list.
4.13          The candidates who achieve a majority in the single-member

167 McKaskle, supra note 155.
168 Approximating Democracy: A Proposal for Proportional Representation in the California
Legislature', 44 LOY. L.A. L. REV. 437.
169 McKaskle, supra note 155.
170 Supra note 168.




                                                                                      84
 districts are elected directly. The second vote determines how many
representatives will be sent from each party to the Bundestag, in proportion to
the share of votes.171
4.14           Only parties obtaining more than 5% of the votes at the national
level or, alternatively, having three members elected directly in the single-
member constituencies, are considered in the national allocation of list
proportional representation seats.172
4.15          This ensures both a close relationship between voters and their
representatives through the direct election route, while ensuring
representation of smaller parties. The hybrid model also helps ensure stability,
even in a coalition government.173 While Germany enjoys a stable model of
proportional representation, other countries following the system, such as Italy
have experienced turbulent and unstable coalition governments with frequent
dissolutions of its Parliament resulting in more than 28 governments in the
past four decades.174


        E. Recommendations of Past Reports

(i)     Report of the ECI on the fifth General Elections in India (1971-72)
4.16           The 1972 Report of the Election Commission also considered
the merits of the proportional representation system, particularly by taking a
look at how it operates in other countries. It took note of the fact that few
populous countries have adopted a pure version of the proportional
representation system - at best, a hybrid version of FPTP and proportional
representation was followed, such as in Germany. It listed the many
disadvantages of the proportional representation system - that it led to a
multiplicity of political parties, increase in the power of the bureaucracy and
the party leaders, and its complexity. It therefore came to the conclusion that
neither the list system nor any other version of proportional representation
was suitable for India.




171  German Bundestag, 'Election of Members and the allocation of seats,
<http://www.bundestag.de/htdocs_e/bundestag/elections/arithmetic>
172 Michael Krennerich, Germany: The Original Mixed Member Proportional System,

International     Institute     for    Democracy         and      Electoral     Assistance,
<http://www.idea.int/esd/upload/germany.pdf>
173 Thomas Stratman, Martin Baur, 'Plurality Rule, Proportional Representation and the

German Bundestag', CESIFO W ORKING PAPER NO. 650(2), January 2002, <http://www.cesifo-
group.de/portal/page/portal/DocBase_Content/WP/WP-CESifo_Working_Papers/wp-cesifo-
2002/wp-cesifo-2002-01/650.PDF>.
174 Tobias Jones, In favour of a hung Parliament? <http://www.dailymail.co.uk/debate/article-

1269043/In-favour-hung-parliament-Read-damning-account-Italian-politics.html>


                                                                                          85
 (ii)       Chief Election Commissioner Shakdher's proposal
4.17           In 1977, however, the proposal to introduce the proportional
representation system to Lok Sabha elections in some form was reconsidered
by then Chief Election Commissioner SL Shakdher who suggested that a
hybrid system be adopted, whereby half the seats in the Lok Sabha would be
filled by direct elections under the FPTP system, while the other half be filled
by political parties in proportion to their vote share.175 This proposal did not
outline the method of determination of seats which would not be represented
through direct elections, and how the disparity between the two types of seats
would be addressed.


(iii)      170th Report of the Law Commission
4.18.1      This issue was next discussed at length in the Law
Commission's 170th Report on the Reform of Electoral Laws (May 1999). It
considered the list system of proportional representation, as prevalent in
Germany, as a possible alternative to the FPTP system. The conclusion that it
reached was that while the FPTP system could not be abandoned outright, it
could be combined with a proportional representation system.
4.18.2         Specifically, the 170th Report recommended that while the
existing 543 seats of the Lok Sabha continue to be filled through direct
elections, the number of seats in the Lok Sabha be increased by an additional
25%, or 136 seats, which are filled by proportional representation following
the list system. A similar expansion should take place in the State Assemblies
as well. This was essentially a modification of the Shakhder proposal.
4.18.3         However, if no minimum thresholds are prescribed to filter the
parties that can nominate members to the list (under the list system),
numerous small parties and fringe groups would eventually gain entry into the
Parliament. To address concerns regarding the proliferation of political
parties, the 170th Report additionally recommended that a new provision
should be made in the RPA to the effect that any political party which obtains
less than 5% of the total valid votes cast in the country (in the case of
Parliament) and in the concerned State (in the case of a Legislative
Assembly) shall not be allowed any representation in the Lok Sabha or in the
concerned Legislative Assembly, as the case may be, either through the
direct election or the proportional representation system. This means that
even if a candidate wins a seat from that political party, that candidate will not
be entitled to that seat. Thresholds such as these are commonly prescribed in
countries following the hybrid FPTP and proportional representation system,
such as Germany. However, the 170th Report does not detail the
consequences of this rule - whether it would necessitate re-election or

175   Mendiratta, supra note 161, at 1187.


                                                                               86
 whether such seats would be automatically redistributed to parties with more
than 5% vote share.
4.18.4        Further, while the provision seems well intentioned, the
imposition of a quota can have the effect of creating more problems than it
would solve. If a 5% quota is prescribed, only a few parties would fulfil the
criteria, undoing the purpose of introducing the proportional representation
system. Imposition of such a quota would result in the list system falling in
favour of the larger national parties. The voting patterns in India have been
such that the larger national parties receive a substantial proportion of the
votes (especially during the Lok Sabha elections). Hence, it would be
relatively easier for them to cross the 5% mark while the same may not be
true for the smaller/regional political parties.
4.18.5         This is evident from an analysis of the results of the 2009 Lok
Sabha elections. Only the four major national parties, viz., the Indian National
Congress (INC), the Bharatiya Janata Party (BJP), the Bahujan Samaj Party
(BSP) and the Communist Party of India (Marxist) (CPM), would have crossed
the quota of 5%. This became even more pronounced in the 2014 Lok Sabha
elections, where only the BJP and the INC crossed the 5% mark, at 31% and
19.3% respectively, with the third being the BSP at 4.1%.176 Hence, it is not
sufficient to argue that the list system would ensure representation from
regional parties by ensuring their presence in Parliament till the specifics of
the list system are clarified.
4.18.6        To tackle this, state-wise quotas can be imposed but that would
complicate the system to a large extent. This raises questions of the viability
of introducing an inherently complicated system in place of the FPTP system
which, despite its many criticisms, is currently a fairly stable process. Hence,
simply a list system envisaging the imposition of arbitrary quotas cannot be
adopted for the entire strength of the Parliament/Assembly. This needs to be
done in parallel to the existing FPTP system.
        F. Recommendations
4.19.1         As the discussion above has demonstrated, both electoral
systems come with their own merits and demerits - proportional
representation theoretically being more representative, while the FPTP
system being more stable. It is also clear, from the experience of other
countries that any changes in India's electoral system will have to follow a
hybrid pattern combining elements of both direct and indirect elections. This,
in turn will necessitate an increase in the number of seats in the Lok Sabha,
which raises concerns regarding its effective functioning.



176     Election       Commission         of     India,   Statistical   Reportage   2014,
<http://eci.nic.in/eci_main1/statistical_reportge2014.aspx>


                                                                                      87
 4.19.2       As a result, the Law Commission recommends that the findings
          th
of the 170 Law Commission Report on the proportional system may be
examined by the Government to determine whether its proposals can be
made workable in India at present.




                                                                      88
                                        CHAPTER V

                       ANTI DEFECTION LAW IN INDIA

A.      Introduction

5.1             Originally, the Constitution of India carried no reference to
political parties and their existence. However, the existence of political parties
is explicit in the nature of the democratic form of Government that our country
has adopted.177 India is now a federalised multi-party system.

5.2            The emergence of a large number of political parties within the
Indian electoral landscape was accompanied by increasing defections. In fact,
nearly 438 defections occurred within the period between March 1967 and
February 1968.178 The malaise of defection resulted in an increase in political
corruption and instability of governments. Principally, frequent defections
made a mockery of the party system and made the electoral system
vulnerable to frequent and unnecessary elections which inevitably would cost
a significant amount to the exchequer. Defections revealed the inner state of
party politics which was fraught with division, fragmentation and
factionalism.179

5.3           The increase in the number of defecting legislators between
1967 and 1969 necessitated the framing of an adequate anti-defection law.
The mid-sixties witnessed numerous instances of elected representatives
leaving the parties on whose ticket they were elected, to join the opposition
parties. Hence, the need for an anti-defection law became increasingly urgent.
The Committee on Defections, under the Chairmanship of then Home
Minister, Mr. YB Chavan submitted its report in January 1969 where it noted
that there were multiple acts of defections by the same person(s) and also,
indifference on the part of defectors to political proprieties, constituency
preference and public opinion.180 Even though the Committee could not reach
an agreed conclusion in the matter of disqualifying a defector from continuing
to be a Member of Parliament/State Legislature, legislative proposals to usher
in an anti-defection law soon followed. Based on the recommendations of the
Committee, the Constitution (Thirty-second Amendment) Bill, 1973 and the
Constitution (Forty-eighth Amendment) Bill, 1979 were introduced in the Lok
Sabha. These legislative attempts towards framing an anti-defection law

177 Kanhaiya Lal Omar v. RK Trivedi, AIR 1986 SC 111, para 10.
178 Subhash C. Kashyap, PARLIAMENTARY PROCEDURE: LAW, PRIVILEGES, PRACTICE AND
PRECEDENTS 779 (3rd edn., 2014).
179 Vandana Mishra, Crisis of Indian Parties, MAINSTREAM W EEKLY, Vol. XLVII, No. 13, March

14, 2009, <http://www.mainstreamweekly.net/article1230.html>
180 Arvind P. Datar, Commentary on the Constitution of India, Vol. 2, 2nd edn. (2010), at 2253.




                                                                                           89
 contemplated an amendment to the Constitution with a view to disqualifying a
defector from his continued membership of the legislature.181 However, while
the former Bill lapsed due to dissolution of the Lok Sabha, the latter was
opposed at the stage of introduction itself and was withdrawn by the leave of
the House.

5.4             Finally, after the general elections in December 1984, the
Constitution (Fifty-second Amendment) Bill was introduced in the Lok Sabha
in January 1985. The object of this anti-defection law was to curb the evil of
political defections motivated by the lure of office or other similar
considerations that endanger the foundations of our democracy. 182 Pursuant
to this ideal, the amendment inserted the Tenth Schedule into the Constitution
in order to curb the evil of political defections. The 52nd Amendment Act, 1985
also amended Articles 101, 102, 190 and 191 of the Constitution regarding
vacation of seats and disqualification from membership of Parliament and the
State Legislatures.

5.5             The purpose of the Tenth Schedule is to prevent the breach of
faith of the electorate. Where a constituency returns a candidate to the
Legislature, it does so on considerations based on the ideologies of the
political party he represents and it is only logical that where the candidate,
after being elected, leaves that party or acts contrary to its policies, he should
be recalled for betrayal of the faith of the electorate. 183 Essentially, the
provisions in the Tenth Schedule give recognition to the role of political parties
in the political process.184

5.6            Paragraph 2(1) of the Tenth Schedule provides that a member
of Parliament or State Legislature belonging to any political party shall be
disqualified for continuing as such member, if he:

       (i)     has voluntarily given up his membership of such political party;
               or
       (ii)    votes or abstains from voting in the House contrary to any
               direction issued by the political party to which he belongs or by
               any person or authority authorised by him in this behalf, without
               obtaining, in either case, the prior permission of such political
               party, person or authority and such voting or abstention has not
               been condoned by such political party, person or authority within
               15 days from the date of such voting or abstention.


181 Constitution (Thirty-second Amendment) Bill, 1973, Statement of Objects and Reasons.
182 Kihota Hollohon v. Zachilhu, AIR 1993 SC 412.
183 Datar, supra note 180, at 2253.
184 Kihota Hollohon v. Zachilhu, AIR 1993 SC 412.




                                                                                           90
 5.7            Further, Paragraph 2(2) provides that if a member elected as an
independent candidate joins any political party after his election, he shall also
stand so disqualified. Paragraph 2(3) provides that a nominated member of a
House shall be disqualified for being a member of the House if he joins any
political party after the expiry of six months from the date on which he takes
his seat upon taking an oath or affirmation as a member of either House of
Parliament, or of the Legislative Assembly or the Legislative Council of the
State.

B.      Exceptions to the Law on Defection

5.8           Mere insertion of the Tenth Schedule did not mark an end to the
problems arising out of defection. One of the primary reasons for the
ineffectiveness of the Tenth Schedule was the provision on 'split'. The 170 th
Report of the Law Commission made the following observation about the
Tenth Schedule:

        "The experience of the country with the Tenth Schedule since its
        introduction has not been happy. It has led to innumerable abuses and
        undesirable practices. While the idea of disqualifications on the basis of
        defection was a right one, the provision relating to 'split' has been
        abused beyond recall."

5.9            Paragraph 3 of the Tenth Schedule originally contained an
exception for disqualification on the ground of defection of members in the
case of split in the party to which they belonged, provided their strength was
not less than one-third of the members of their legislature party in the House.
The intention behind inserting this provision in the Tenth Schedule was the
need to provide for such floor-crossing on the basis of honest dissent. 185
However, it was noticed that splits were being engineered for the purpose of
Paragraph 3 by indulging in the kind of practices which the Tenth Schedule
sought to prevent. The Tenth Schedule was criticised for effectively allowing
bulk defections while declaring individual defections as illegal.186

5.10           The Supreme Court tried to impose strict standards for proving a
split for the purpose of Paragraph 3 by saying that mere making of a claim
would be insufficient, prima facie proof of a split in a political party is
necessary to be produced before the Speaker.187 The case of Jagjit Singh v.
State of Haryana188 was one such instance where the Supreme Court found
that no split had occurred in the Haryana unit of the Republican Party of India


185 Kihota Hollohon v. Zachilhu AIR 1993 SC 412.
186 Mendiratta, supra note 161, at 448.
187 Jagjit Singh v. State of Haryana, (2006) 11 SCC 1.
188 (2006) 11 SCC 1.




                                                                               91
 but the claim of split was only made as an afterthought to escape defection
under Paragraph 2(1)(a) of the Tenth Schedule.

5.11          The most scathing indictment of the anti-defection law came
across during the open hearings conducted by former Speaker Mr. Shivraj
Patil in his decision delivered on June 1, 1993 in the case of a split in the
Janata Dal. The Speaker criticised the Tenth Schedule for having been
drafted in haste, because of which it is defective and full of lacunae.189 The
Speaker also noted that splits were basically unprincipled defections which
were allowed to go unchecked, and which would cause the entire electoral
system to lose its legitimacy and become dysfunctional.190

5.12          Against this background, the Goswami Committee Report in
May 1990, the 170th Report of the Law Commission in May 1999 as well as
the NCRWC in April 2002 recommended omission of Paragraph 3 of the
Tenth Schedule.191 The need to strengthen the law in this regard led to the
Constitution (Ninety-first Amendment) Act, 2003, which omitted Paragraph 3
altogether from the Tenth Schedule.

5.13        Pursuant to this Amendment, the Fourth Report of the Second
ARC on Ethics in Governance noted that:

       "The 91st Amendment to the Constitution was enacted in 2003 to
       tighten the anti-defection provisions of the Tenth Schedule, enacted
       earlier in 1985. The Amendment makes it mandatory for all those
       switching political sides - whether singly or in groups - to resign their
       legislative membership. They now have to seek re-election if they
       defect and cannot continue in office by engineering a 'split' of one-third
       of members, or in the guise of a 'continuing split of a party'."

5.14        The Supreme Court, in Rameshwar Prasad v. Union of India
        192
and Anr. also remarked:

       "By the 91st Amendment, defection was made more difficult by deleting
       the provision which did not treat mass shifting of loyalty by one-third
       members as defection and by making defection altogether
       impermissible and only permitting merger of the parties in the manner
       provided in the Tenth Schedule."

5.15        While Paragraph 3 with the exception on split has been deleted,
another exception to disqualification of the ground of defection exists in the


189 Kashyap, supra note 178, at 791.
190 Ibid., at 791.
191 Constitution (Ninety-first Amendment) Act, 2003, Statement of Objects and Reasons.
192 (2006) 2 SCC 1.




                                                                                         92
 case of merger of a political party with another political party, as provided
under Paragraph 4 of the Tenth Schedule. A party shall be deemed to have
merged with another party if not less than two-thirds of the members of the
legislature party concerned have agreed to such merger. If such merger takes
place, those who do not agree to such merger and opt to function as a
separate group in the House are also saved from disqualification, irrespective
of their numerical strength.

5.16          The 170th Report of the Law Commission had recommended
deletion of Paragraph 4 as well (along with Paragraph 3) in the 'interest of
maintenance of proper political standards in the House and also to minimise
the complications arising on that account.'193 However, the 91st Amendment
(or any other) did not delete the provision on merger and it continues as an
exception to the law on disqualification upon defection.

5.17          As opposed to instances of split, various mergers of political
parties have been legitimately recognised by the Speakers in recent years.194
The requirement that two-thirds of the members of the legislature party need
to consent to a merger for it to be considered legitimate is a sufficient
safeguard which has prevented the misuse of Paragraph 4. Hence, in the
present Report, the Law Commission does not make any recommendation
with regard to amendments to Paragraph 4.

C.      Procedure under Paragraph 6 of the Tenth Schedule

i)      The role of the Speaker in deciding petitions under the Tenth
        Schedule

5.18.1         It is necessary that the decisions taken by the deciding authority
under the Tenth Schedule are viewed as impartial and untainted by political
considerations. Currently, under Paragraph 6 of the Tenth Schedule, any
question as to whether a member of a House has become subject to
disqualification under the Tenth Schedule is referred to the Chairman/Speaker
of the House. While the decision of the Chairman/Speaker can be judicially
reviewed on various grounds, the presence of Paragraph 6 has generated
widespread controversy.

5.18.2         In Kihota Hollohon v. Zachilhu, 195 the constitutionality of the
Tenth Schedule was challenged on the ground that the investiture of
adjudicatory functions in the Chairman/Speakers creates the apprehension of
political bias. It was contended that an independent, fair and impartial

193 LCI, 170th Report, supra note 108, at Chapter IV.
194 Kashyap, supra note 178, at 798.
195(1992) 1 SCC 309.




                                                                              93
 machinery for resolution of electoral disputes is an essential and important
aspect of democracy and that the same would be vitiated by vesting the
adjudicatory function in the Speaker. In response to this contention, the
Supreme Court held that the Chairman/Speakers hold a pivotal position in the
scheme of Parliamentary democracy and it would be inappropriate to express
distrust in the high office of the Speaker, merely because some of the
Speakers are alleged to have discharged their functions in a manner not
befitting the great traditions of their high office. Hence, immense confidence
was invested in the high position that the Speaker enjoys within the
constitutional scheme. Regardless of this, Courts have imposed safeguards to
ensure that the Speaker/Chairman does not act in an arbitrary manner. As a
necessary safeguard, the decision of the Speaker is subject to review on the
grounds of mala fides, non-compliance with the rules of natural justice and
perversity, among others.

5.18.3         However, due regard should be had to the minority view
expressed in Kihota Hollohan. The minority held that the Speaker being
dependent on continuous support of the majority in the House, he does not
satisfy the requirement of an independent adjudicating authority and his
choice as the sole arbitrator in the matter violates an essential attribute of the
basic feature. 196 Not surprisingly, decisions of Speakers with regard to
disqualification on the ground of defection have been challenged in various
instances for being biased and partial. For instance, in Mayawati v.
Markandeya Chand and Ors, 197 the Speaker's decision was challenged as
being perverse because the Speaker unduly delayed the proceedings under
the disqualification petition. While the Court refused to set aside the order of
the Speaker in this case, legal challenges like these erode the confidence
posed in the office of the Speaker. In D. Sudhakar v. DN Jeevaraju and
Ors.198, the impugned order of the Speaker was held to be vitiated by mala
fides because the disqualification petition was decided by him in haste and
revealed a partisan attitude in his approach. The Court observed that the
Speaker's decision is subject to judicial review under Articles 32, 226 and 136
as the Speaker discharges quasi-judicial functions when acting under
Paragraph 6 of the Tenth Schedule.

5.18.4       The Supreme Court in Balchandra L. Jarkiholi and Ors. v. BS
             199
Yeddyurappa also affirmed that the Speaker functions in a quasi-judicial
capacity, which makes orders passed by him subject to judicial review. In this
case, the Speaker was held to have not taken into consideration rules of
evidence while acting on the disqualification petition, and to have acted in

196 Kihota Hollohon v. Zachilhu, AIR 1993 SC 412, at 449, 451.
197AIR 1998 SC 3340.
198 2012 (1) SCALE 704.
199(2011) 7 SCC 1.




                                                                               94
 haste and in violation of the principles of natural justice. The Court said that
the Speaker acted in 'hot haste' while disposing off the disqualification
petition, even though there was no conceivable reason for the Speaker to
have taken up the matter in such hurry.

5.18.5         These instances show that even though Paragraph 6 gives
finality to the Chairman/Speaker's decision, there is ample scope for his
decision to be reviewed. The decision of the Speaker is not immune from
challenge before the High Court under Articles 226 and 227 of the
Constitution.200

ii)    History of reform proposals

5.19.1        Without disregard to the high office of the Speaker,
apprehensions regarding the partisan nature of the Speakers' decisions have
been a cause for concern. Former Speaker Mr. Shivraj Patil himself in his
decision of June 1, 1993 (referred above) duly noted:

       "Since Speakers in India are, after all, party members, they should not
       be burdened with the job of pronouncing on the membership of their
       fellow members. Whatever they decide, motives would be imputed to
       them."

5.19.2        It would be unrealistic to expect a Speaker to completely abjure
all party considerations while deciding on matters under the Tenth
Schedule.201 The Dinesh Goswami Committee Report recommended that the
anti-defection law should be changed insofar as

       "the power of deciding the legal issue of disqualification should not be
       left to the Speaker or Chairman of the House, but to the President or
       the Governor, as the case maybe who shall act on the advice of the
       Election Commission, to whom the question should be referred for
       determination as in the case of any other post-election disqualification
       of a Member."202

5.19.3        The 170th Report of the Law Commission also recommended
that the decision on the question of disqualification on the ground of defection
should be entrusted to the President and the Governor, as the case may be,
who shall render their decision in accordance with the opinion of the Election
Commission. Furthermore, the Election Commission, in its Report on
Proposed Electoral Reforms (2004) also observed:



200 Rajendra Singh Rana v. Swami Prasad Maurya (2007) 4 SCC 270.
201 Kashyap, supra note 178, at 801.
202 Dinesh Goswami Committee, supra note 113, at 60.




                                                                             95
            "All political parties are aware of some of the decisions of the Hon'ble
           Speakers, leading to controversies and further litigations in courts of
           law. The Commission sees substance in the (above) suggestion that
           the legal issues of disqualifications under the Tenth Schedule should
           also be left to the President and the Governors of the States
           concerned, as in the case of all other post-election disqualifications of
           sitting MPs, MLAs and MLCs, under Articles 103 and 192 of the
           Constitution. In the case of disqualifications under the Tenth Schedule
           also, the President or the Governor may act on the opinion given by the
           Election Commission."203

5.19.4         Consequently, the Election Commission proposed that in a
manner similar to other cases of post-election disqualification of sitting MPs,
MLAs, and MLCs under Articles 103 and 192 of the Constitution,
disqualification on the ground of defection should also be left to the President
and Governors of States. The President or the Governor may act on the
opinion furnished by the Election Commission.

5.19.5         The Election Commission recommended that it would give its
opinion to the President/Governor in the matters of post-election
disqualification after giving full opportunity of being heard to the parties
concerned. One of the grounds for the Election Commission to have made
such recommendation was that if decisions are rendered by the
President/Governor, on the opinion of the Commission, it would receive more
respect and acceptability from the common people.204

5.19.6       The Election Commission's recommendation was also endorsed
by the Ethics in Governance Report.205 The NCRWC also recommended that
the power to decide on questions as to disqualification on the ground of
defection should vest in the Election Commission instead of the Chairman or
the Speaker of the House concerned. 206 The NCRWC made this
recommendation for the reason that

           "Some Speakers have tended to act in a partisan manner and without
           proper appreciation - deliberate or otherwise - of the provisions of the
           Tenth Schedule."207

5.19.7        The proposal to vest the power to decide on disqualification
petitions on the ground of defection assume importance for the office of the


203 ECI,  Proposed Electoral Reforms, D.O. No. 3/ER/2004 (2004) (hereinafter "ECI 2004
Reforms").
204Ibid., at 19.
205ARC Report, supra note 119, at Chapter 2, Part 1.3.
206NCRWC Report, supra note 13, at para 4.18.
207Ibid., at para 4.18.




                                                                                   96
 Speaker as well, as is evident from the view taken by the Supreme Court in
Jagjit Singh v. State of Haryana:208

          "Undoubtedly, in our constitutional scheme, the Speaker enjoys a
          pivotal position. The position of the Speaker is and has been held by
          people of outstanding ability and impartiality. Without meaning any
          disrespect for any particular Speaker in the country, but only going by
          some events of the recent past, certain questions have been raised
          about the confidence in the matter of impartiality on some issues
          having political overtones which are decided by the Speaker in his
          capacity as a Tribunal."

5.19.8         This can be understood to mean that if the power to decide
disqualification petitions made under the Tenth Schedule is vested with the
President/Governor, the Speaker's office would be insulated from the reach of
constitutional challenges of the kind put forth in Kihota Hollohan.

D.        Recommendation

5.20          The Law Commission recommends a suitable amendment to the
Tenth Schedule of the Constitution which shall have the effect of vesting the
power to decide on questions of disqualification on the ground of defection,
with the President or the Governor (as the case may be) who shall act on the
advice of the Election Commission.

5.21          A constitutional amendment vesting the power to decide matters
relating to disqualification on the ground of defection with the
President/Governor acting on the advice of the Election Commission would
also help in preserving the integrity of the Speaker's office.


5.22      Hence, Paragraph 6 of the Tenth Schedule should be amended to read
as under:


          "6. Decision on questions as to disqualification on ground of
          defection.--(1) If any question arises as to whether a member of a
          House has become subject to disqualification under this Schedule, the
          question shall be referred for the decision of the:
                 (a)    President, in case of disqualification of a member of
                 either House of Parliament;
                 (b)    Governor, in case of disqualification of a member of a
                 House of the Legislature of a State.

208   (2006) 11 SCC 1.


                                                                              97
 Provided that the decision of the President or the Governor as to
whether a member of a House has become subject to disqualification
under this Schedule shall be final.

(2) Before giving any decision on any such question, the President or
the Governor, as the case may be, shall obtain the opinion of the
Election Commission and shall act according to such opinion.

Provided that no member of a House shall be disqualified under this
Schedule, unless he has been given a reasonable opportunity of being
heard by the Commission in the matter."




                                                                  98
                                      CHAPTER VI

         STRENGTHENING THE OFFICE OF THE ELECTION
                  COMMISSION OF INDIA

      A. Constitutional Protection of all the Members of the ECI

6.1           The ECI is an independent, constitutional body, which has been
vested with the powers of superintendence, direction and control of the
preparation of electoral rolls for, and the conduct of, all Parliamentary and
State elections and elections to the office of the President and Vice President
vide Article 324(1) of the Constitution.

6.2            Article 324(2) stipulates that the ECI shall comprise of the CEC
and "such number of other Election Commissioners, if any, as the President
may from time to time fix." By an order dated 1st October 1993, the President
has fixed the number of Election Commissioners as two, until further orders.
There is all round consensus, evident from the Goswami Committee's Report
in 1990;209 the ECI's 1998 letter;210 and its 2004 proposed reforms that the
number of Election Commissioners should remain at two to ensure the
"smooth and effective functioning" of the ECI. Their stated rationale is that:

        "The three-member body is very effective in dealing with the complex
        situations that arise in the course of superintending, directing and
        controlling the electoral process, and allows for quick responses to
        developments in the field that arise from time to time and require
        immediate solution. Increasing the size of this body beyond the existing
        three-member body would, in the considered opinion of the
        Commission, hamper the expeditious manner in which it has
        necessarily to act for conducting the elections peacefully and in a free
        and fair manner".211

6.3          Article 324(5) of the Constitution is intended to ensure the
independence of the ECI and free it from external, political interference and
thus expressly provides that the removal of the CEC from office shall be on
"like manner and on the like grounds as a Judge of the Supreme Court".
Nevertheless, a similar impeachment procedure is not prescribed for the other
Election Commissioners under Article 324(5), and they are treated on par with
the Regional Commissioners. Instead Article 324(5) stipulates that subject to
any Parliamentary law, the office tenure of the Election and Regional
Commissioners shall be determined by the President and that they cannot be
removed except on the CEC's recommendation.

209 Goswami Committee Report, supra note 113, at para 1.1.
210 Mendiratta, supra note 161, at 186.
211 ECI 2004 Reforms, supra note 203, at 14.




                                                                             99
 6.4           The ECI in its 2004 Report expressly opined that the current
wording of Article 324(5) was "inadequate" and required an amendment to
bring the removal procedures of Election Commissioners on par with the
CEC, and thus to provide them with the "same protection and safeguard[s]" as
the CEC.212 The proposed amendment by the Background Paper on Electoral
Reforms prepared by the Legislative Department of the Law Ministry in 2010
is along the same lines.

6.5           Equating the removal procedures of the two Election
Commissioners with that of the CEC is also in line with the legislative intent of
the Parliament. In 1991, the Parliament enacted the Chief Election
Commissioner and other Election Commissioners (Conditions of Service) Act
whereby the retirement age of the CEC was fixed at 65 years, with a salary
and other perquisites equal to that of a Supreme Court judge; whereas that of
the other Election Commissioners was fixed at 62 years with benefits
equivalent to a High Court judge. However, in 1993, the above Act was
amended and the CEC and other Election Commissioners were placed on par
on matters of retirement age, salaries and other benefits.213 Section 10 of the
Act also provided for all three members to have an equal say in the decision
making process, with any difference in opinion being resolved "according to
the opinion of the majority."

6.6        Commenting on this Act, the Supreme Court in T.N. Seshan,
CEC v Union of India214 held that the CEC was not superior to the Election
Commissioners stating:

       "As pointed out earlier, the scheme of Article 324 clearly envisages a
       multi-member body comprising the CEC and the ECs. The RCs may be
       appointed to assist the Commission. If that be so the ECs cannot be
       put on par with the RCs. As already pointed out, ECs form part of the
       Election Commission unlike the RCs. Their role is, therefore, higher
       than that of RCs. If they form part of the Commission it stands to
       reason to hold that they must have a say in decision-making. If the
       CEC is considered to be a superior in the sense that his word is final,
       he would render the ECs non-functional or ornamental. Such an
       intention is difficult to cull out from Article 324 nor can we attribute it to
       the Constitution-makers. We must reject the argument that the ECs'
       function is only to tender advise to the CEC." [Emphasis supplied]

6.7         It is thus clear that the CEC is at the same position as the other
Election Commissioners and only functions as a first amongst equals.

212 ECI 2004 Reforms, supra note 203, at 14.
213 Mendiratta, supra note 161, at 181.
214 (1995) 4 SCC 611.




                                                                                100
 Moreover, the Election Commissioners are clearly superior to the Regional
Commissioners and Article 324(5) should be amended to reflect that. Given
that the removal (impeachment) procedure of the judges of the High Court
and Supreme Court is also the same, the benefit of the CEC's removal
procedures under Article 324(5) should also be extended to the other Election
Commissioners.

6.8           The Law Commission thus, relying on the Court's observations
in the Seshan's judgment, and for the reasons aforementioned reiterates and
endorses the ECI's proposal to extend the same protection under the
Constitution in the matter of removability from office to the Election
Commissioners as is available to the CEC. Thus, the second proviso in Article
324(5) after the words "Chief Election Commissioner", the words "and any
other Election Commissioner" should be added. In the third proviso, the words
"and any other Election Commissioner" should be deleted.

Recommendation

6.9             The following change should be made in Article 324:

         In sub-section (5), delete the words "the Election Commissioners and"
          appearing after the words "tenure of office of".
         In the first proviso to sub-section (5), after the words "Chief Election
          Commissioner" appearing before "shall not be removed", add the
          following words, "and any other Election Commissioner"; also, after the
          words "conditions of service of the Chief Election Commissioner", add
          the following words, "and any other Election Commissioner".
         In the second proviso to sub-section (5), after the words "provided
          further that", delete the words "any other Election Commissioner or"
          occurring before "a Regional Commissioner".

      B. Appointment of the Election Commissioners and the CEC

 (i)      Appointment process

6.10.1        The power to appointment the CEC and the Election
Commissioners lies with the President vide Article 324(2) of the Constitution,
which states that:

          "The Election Commission shall consist of the Chief Election
          Commissioner and such number of other Election Commissioners, if
          any, as the President may from time to time fix and the appointment of
          the Chief Election Commissioner and other Election Commissioners
          shall, subject to the provisions of any law made in that behalf by
          Parliament, be made by the President."



                                                                              101
 6.10.2         Although the issue of appointments was discussed in the
Constituent Assembly and a suggestion was floated to make the
appointments subject to confirmation by a two-thirds majority, in a joint
session of the Parliament, it was rejected.215 Consequently, Article 324(2) left
it open for the Parliament to legislate on the issue.

6.10.3       The Goswami Committee in 1990 recommended a change to
the appointment process, suggesting that the CEC should be appointed by
the President in consultation with the Chief Justice of India and the Leader of
the Opposition in the Lok Sabha. In turn, the CEC should be additionally
consulted on the question of appointment of the other Election
Commissioners and the entire consultation process should have statutory
backing.216

6.10.4         This was followed by the introduction of the Constitution
(Seventieth Amendment) Bull 1990, which was introduced in the Rajya Sabha
on 30th May 1990 providing that the CEC would be appointed by the President
after consultation with the Chairman of the Rajya Sabha, the Speaker of the
Lok Sabha, and the Leader of the Opposition (or the leader of the largest
party) in the Lok Sabha. The CEC was further made a part of the consultative
process in the appointment of the Election Commissioners. However, on 13 th
June 1994, the Government moved a motion to withdraw the Bill, which was
finally withdrawn with the leave of the Rajya Sabha on the same day. 217

6.10.5         Consequently, in the absence of any Parliamentary law
governing the appointment issue, the Election Commissioners are appointed
by the government of the day, without pursuing any consultation process. This
practice has been described as requiring the Law Ministry to get the file
approved by the Prime Minister, who then recommends a name to the
President. 218 Thus, there is no concept of collegium and no involvement of
the opposition.

6.10.6        The Commissioners are appointed for a six year period, or up to
the age of 65 years, whichever is earlier. Further, there are no prescribed
qualifications for their appointment, although convention dictates that only
senior (serving or retired) civil servants, of the rank of the Cabinet Secretary
or Secretary to the Government of India or an equivalent rank, will be
appointed. The Supreme Court in Bhagwati Prashad Dixit Ghorewala v Rajiv
Gandhi219 rejected the contention that the CEC should possess qualifications

215 Mendiratta, supra note 161, at 179.
216 Goswami Committee Report, supra note 113, at 9.
217 Rajya Sabha debates, 13th June 1994, at 600 and 637. See also Mendiratta, supra note

161, at 179.
218 Qureshi, supra note 1, at 39-40.
219 AIR 1986 SC 1534.




                                                                                   102
 similar to that of a Supreme Court judge, despite being placed on par with
them in terms of the removal process.

 (ii)   Comparative practices

6.11.1        An examination of comparative practices is instructive. In South
Africa, the Independent Electoral Commission comprises of five members,
including one judge. They are appointed by the President on the
recommendations of the National Assembly, following nominations by a
National Assembly inter-party committee, which receives a list of at least eight
candidates. This list of (at least) eight nominees is recommended by the
Selection Committee, which has four members being, the President of the
Constitutional Court; a representative of the Human Rights Commission and
the Commission on Gender Equality each; and the Public Prosecutor.220

6.11.2      In Ghana too, the seven member Election Commission is
appointed by the President on the advice of the Council of State, with the
Chairman and two Deputy Chairmen having permanent tenure.221

6.11.3       In Canada, the Chief Electoral Officer of "Elections Canada" is
appointed by a House of Commons resolution for a non-renewable ten-year
term, and to protect their independence from the government, he/she reports
directly to Parliament. 222 In the United States, the six Federal Election
Commissioners are appointed by the President with the advise and consent of
the Senate. The Commissioners can be members of a political party, although
not more than three Commissioners can be members of the same party. 223

6.11.4        In all these cases thus, it is clear that the appointment of the
Election Commissioners or the electoral officers is a consultative process
involving the Executive/Legislature/other independent bodies.

 (iii) Recommendations

6.12.1        Given the importance of maintaining the neutrality of the ECI
and to shield the CEC and Election Commissioners from executive
interference, it is imperative that the appointment of Election Commissioners
becomes a consultative process.


220 Electoral Institute for Sustainable Democracy in Africa, South Africa: Independent Electoral
Commission,         <http://www.content.eisa.org.za/old-page/south-africa-independent-electoral-
commission>.
221 Section 4, The Electoral Commission Act, 1993; See also Establishment of Electoral

Commission, < http://www.ec.gov.gh/assets/file/establishment_of_electoral_commision.pdf>
222    Elections       Canada,      Appointment     of    the     Chief      Electoral  Officer,
<http://www.elections.ca/content.aspx?section=abo&dir=ceo/app&document=index&lang=e>.
223 Qureshi, supra note 1.




                                                                                           103
 6.12.2         To this end, the Commission adapts the Goswami Committee's
proposal with certain modifications. First, the appointment of all the Election
Commissioners (including the CEC) should be made by the President in
consultation with a three-member collegium or selection committee, consisting
of the Prime Minister, the Leader of the Opposition of the Lok Sabha (or the
leader of the largest opposition party in the Lok Sabha in terms of numerical
strength) and the Chief Justice of India. The Commission considers the
inclusion of the Prime Minister is important as a representative of the current
government.

6.12.3       Second, the elevation of an Election Commissioner should be
on the basis of seniority, unless the three member collegium/committee, for
reasons to be recorded in writing, finds such Commissioner unfit.

6.12.4       Such amendments are in consonance with the appointment
process in Lokpal and Lokayuktas Act, 2013, the Right to Information Act,
2005 and the Central Vigilance Commission Act, 2003.

6.12.5       Pursuant to Article 324(2), an amendment can be brought to the
existing Election Commission (Conditions of Service of Election
Commissioners and Transaction of Business) Act, 1991 to amend the title and
insert a new Chapter 1A on the appointment of Election Commissioners and
the CEC as follows:

      Act and Short Title: The Act should be renamed the "Election
       Commission (Appointment and Conditions of Service of Election
       Commissioners and Transaction of Business) Act, 1991".
      The short title should state, "An Act to determine the appointment and
       conditions of service of the Chief Election Commissioner and other
       Election Commissioners and to provide for the procedure for
       transaction of business by the Election Commission and for matters
       connected therewith or incidental thereto."

      Chapter I-A - Appointment of Chief Election Commissioner and
       Election Commissioners.

       2A. Appointment of Chief Election Commissioner and Election
       Commissioners - (1) The Election Commissioners, including the Chief
       Election Commissioners, shall be appointed by the President by
       warrant under his hand and seal after obtaining the recommendations
       of a Committee consisting of:

             (a) the Prime Minister of India - Chairperson



                                                                           104
                   (b) the Leader of the Opposition in the House of the People -
                  Member
                  (c) the Chief Justice of India - Member

          Provided that after the Chief Election Commissioner ceases to hold
          office, the senior-most Election Commissioner shall be appointed as
          the Chief Election Commissioner, unless the Committee mentioned in
          sub-section (1) above, for reasons to be recorded in writing, finds such
          Election Commissioner to be unfit.

          Explanation: For the purposes of this sub-section, "the Leader of the
          Opposition in the House of the People" shall, when no such Leader has
          been so recognised, include the Leader of the single largest group in
          opposition of the Government in the House of the People.

      C. Permanent, Independent Secretariat of the ECI

6.13          Currently the ECI has a separate secretariat of its own, with the
service conditions of its officers and staff being regulated by the rules made
by the President under Article 309 of the Constitution, similar to other
departments and ministries of the Government of India in connection with
union matters. Officers at the higher level, such as the level of deputy election
commissioner are normally appointed on a tenure basis on deputation from
the national civil services. Lower level officers are permanent officers in the
ECI's secretariat, from its own ranks.224

6.14            To further strengthen the independence of the secretariat,
consonant with the intention of the framers of the Constitution, the Goswami
Committee in 1990 recommended that the ECI should have an independent
secretariat, along the lines of the Lok Sabha/Rajya Sabha secretariats
provided in Article 98(2), which permits the Parliament to regulate the
recruitment and service conditions of persons appointed to the secretarial
staff in either House of Parliament.225

6.15        To give effect to the Goswami Committee's recommendation,
the government introduced the Constitution (Seventieth Amendment) Bill,
1990 in the Rajya Sabha on 30th May, 1990. However, the government
subsequently withdrew the Bill in 1993 in view of the changed composition of
the ECI on having become a multi-member body (pursuant to the Election
Commission (Conditions of Service of Election Commissioners and
Transaction of Business) Act, 1991) and their belief that the Constitution

224   Mendiratta, supra note 161, at 187.
225   Goswami Committee Report, supra note 113, at para 3.


                                                                              105
 Amendment Bill needed some amendments to reflect this change.226 The Bill
was never re-introduced.

6.16           The ECI relied on these two developments in 2004 to
recommend the introduction of an independent Secretariat, which would be
"vital" to the ECI's functioning, noting that its independence would be further
strengthened if its Secretariat was insulated from Executive interference on
the issues of appointments, promotions etc., along the lines of the
Secretariats of the Lok Sabha, and Rajya Sabha, Registries of the Supreme
Court and High Courts, etc.227

6.17         The Background Paper on Electoral Reforms prepared by the
Legislative Department of the Law Ministry in 2010 reiterated these
recommendations.

6.18           It is of paramount importance to ensure that the ECI, entrusted
with the task of conducting elections throughout the country, be "fully
insulated" 228 from political pressure or Executive interference to maintain the
purity of elections, inherent in a democratic process. The ECI, the Goswami
Committee and others are unanimous in their view that the ECI should have a
permanent, independent secretariat to ensure its continued functioning as an
independent, constitutional authority. The government too, has signified its in-
principle approval with the introduction of the Constitution (Seventieth
Amendment) Bill, 1990, which was withdrawn only with a view to re-introduce
a more comprehensive Bill.

Recommendation

6.19         Thus, the Law Commission recommends the insertion of Article
324(2A) of the Constitution along the following lines:

After sub-section (2), add the following words:

       "(2A)(1): The Election Commission shall have a separate independent
       and permanent secretarial staff.
       (2) The Election Commission may, by rules prescribed by it, regulate
       the recruitment, and the conditions of service of persons appointed, to
       its permanent secretarial staff."




226 Mendiratta, supra note 161, at 187-188.
227 ECI 2004 Reforms, supra note 203, at 15.
228 T.N. Seshan, CEC v Union of India, (1995) 4 SCC 611.




                                                                            106
 6.20            Thus, the amended Article 324 of the Constitution reads as
under:

         "324. Superintendence, direction and control of elections to be
         vested in an Election Commission.- (1) The superintendence,
         direction and control of the preparation of the electoral rolls for, and the
         conduct of, all elections to Parliament and to the Legislature of every
         State and of elections to the offices of President and Vice-President
         held under this Constitution *** shall be vested in a Commission
         (referred to in this Constitution as the Election Commission)

         (2) The Election Commission shall consist of the Chief Election
         Commissioner and such number of other Election Commissioners, if
         any, as the President may from time to time fix and the appointment of
         the Chief Election Commissioner and other Election Commissioners
         shall, subject to the provisions of any law made in that behalf by
         Parliament, be made by the President.

         (2A)(1): The Election Commission shall have a separate independent
         and permanent secretarial staff.
         (2) The Election Commission may, by rules prescribed by it, regulate
         the recruitment, and the conditions of service of persons appointed, to
         its permanent secretarial staff.

         (3) When any other Election Commissioner is so appointed the Chief
         Election Commissioner shall act as the Chairman of the Election
         Commission.

         (4) Before each general election to the House of the People and to the
         Legislative Assembly of each State, and before the first general
         election and thereafter before each biennial election to the Legislative
         Council of each State having such Council, the President may also
         appoint after consultation with the Election Commission such Regional
         Commissioners as he may consider necessary to assist the Election
         Commission in the performance of the functions conferred on the
         Commission by clause (1).

         (5): Subject to the provisions of any law made by Parliament, the
         conditions of service and tenure of office of the Regional
         Commissioners shall be such as the President may by rule determine;

         Provided that the Chief Election Commissioner and any other Election
         Commissioner shall not be removed from his office except in like
         manner and on the like grounds as a Judge of the Supreme Court and


                                                                                107
 the conditions of service of the Chief Election Commissioner and any
other Election Commissioner shall not be varied to his disadvantage
after his appointment:

Provided further that a Regional Commissioner shall not be removed
from office except on the recommendation of the Chief Election
Commissioner.

(6) The President, or the Governor of a State, shall, when so requested
by the Election Commission, make available to the Election
Commission or to a Regional Commissioner such staff as may be
necessary for the discharge of the functions conferred on the Election
Commission by clause (1)."




                                                                   108
                                    CHAPTER VII

             PAID NEWS AND POLITICAL ADVERTISING


A. Introduction

7.1          Paid news, both generally and during election campaigns, is a
widespread and pervasive phenomenon today. The scale of the problem is
demonstrated by the fact that, according to the ECI, in the assembly elections
held in the period 2011-2013 alone, there have been 1987 cases where a
notice for paid news has been issued to the candidates and 1727 cases
where the practice of paid news has been confirmed.229

7.2            The phenomena of paid news and its cognate, political
advertising being presented as news, cannot be seen in isolation. They are
integral to the ways in which the news industry, both print and electronic, has
developed over last few decades. There has been a significant shift in the way
media business is carried out. Media is growingly seen as a revenue
generation model by almost all leading media houses. Traditionally, the two
pillars of media, namely advertisements and editorial content, have been
handled separately. The sustenance of any media house was dependent on
the credibility of information circulated through news. Revenue driven news or
editorial content was traditionally seen as damaging credibility of media
houses. Therefore, though revenue generation through advertisements
remained important, it certainly was not the priority of media houses.
However, in recent times, the compulsions of revenue generation to run the
newspapers and other media, have led to the growing importance of
advertisements in the running of media houses.230

7.3            Another important development has been the internal change in
the relation between advertisements and editorial wings of media. Mr. P.
Sainath (former Rural Affairs Editor, The Hindu) suggests that the spread of
the phenomenon of paid news can be attributed to the change in the
employment model of journalists. 231 This new model of employment applied
by several media conglomerates curtailed the collective bargaining position of
journalists. This led to the concentration of power in the management wing of

229 Election Commission of India, Handbook for Media, General Election to the 16th Lok
Sabha,                           2014,                     para                     3.5,
<http://eci.nic.in/eci_main/ElectoralLaws/HandBooks/Handbook%20for%20Media%202014.p
df>.
230 Anuradha Sharma, India Needs its Own Leveson? Journalism in India during the time of

paid news and private treaties, REUTERS INSTITUTE FELLOWSHIP PAPER (2013).
231 Submissions made by Rural Affairs Editor, The Hindu (P. Sainath) to the Standing

Committee.


                                                                                   109
 media houses and significantly curtailed the independence of journalists. 232
Further, it also weakened the editorial wing of the media as journalists were
now controlled by management instead of editors.233 Therefore, the needs of
commercialisation and the requirement of revenue bolstered the
advertisement/management wing of media houses over the editorial wing. 234
With managers becoming more influential in the selection and presentation of
news, the importance of news started getting determined by the revenues that
would be generated.235

7.4            It must also be noted that while - as the above arguments
suggest - paid news is widespread through the Indian media, it is by no
means suggested that every newspaper or media entity is involved in the
dissemination of paid news. In fact, journalists and newspapers have
themselves, at times, strongly criticised the practice of paid news. However it
is a fact that news driven by consideration, or advertisements thinly disguised
in the form of news, have grown exponentially over last few decades in the
arena of electoral politics. This part looks at the issues of paid news and
political advertising specifically in this context. It does not suggest systemic
reforms for media regulation in general, as that issue is being examined
separately by the Law Commission and will form part of a distinct and holistic
report on the subject.

7.5           At a Consultation on Media Law, held by the Law Commission,
which sought responses from media entities, journalists and Law School,
there was a detailed examination of the issues. Respondents included the
Press Council of India, the News Broadcasters Association, the Delhi Union of
Journalists, Times Internet Limited, Mr. Paranjoy Guha Thakurta, National
Law School of India University, National University of Juridical Sciences, and
so on. Eleven Respondents out of fifteen suggested making paid news an
offence under the Representation of the People Act. There were numerous
suggestions pertaining to defining the offence, the nature of the offence,
standards and burdens of proof, and so on. From the basis of wide
consultations held by the Law Commission, it is clear that there is a general
consensus, among the relevant stakeholders, in regulating the phenomenon
of paid news.

7.6        In a speech during a public consultation organised by the Law
Commission on the 27th and 28th of September, 2014, the CEC, Mr. V.S.

232 Submissions made by President, Indian Journalists Union (Mr. S.B. Sinha) to the standing
Committee.
233 APUWJ submissions to the Press Council of India (2010).
234   Speech       by    Justice   G.N.    Ray,    'The    Changing     Face     of    India'
<http://presscouncil.nic.in/OldWebsite/speechpdf/November%2016%202009%20Hyderabad.
pdf>
235 Ministry of Information and Broadcasting, Issues Related To Paid News, 47TH REPORT OF

STANDING COMMITTEE ON INFORMATION TECHNOLOGY, Fifteenth Lok Sabha, (2012-2013), at 17.


                                                                                        110
 Sampath, highlighted the problem of paid news. According to him, the
problem had become particularly acute during the 2009 elections, when
several prominent journalists approached the EC about paid news. Mr.
Sampath further noted that the present legal framework did not deem paid
news to be an offence, and that therefore, it was inadequate to deal with the
problem. Consequently, the only option before the EC was to treat paid news
as part of undisclosed expenditures, which it was doing. Naturally, this was a
round-about and unnecessary procedure, and ought to be changed.

7.7          Consequently, this Part is divided into seven section. First, it
looks at the definitional aspects of paid news and political advertisements.
Second, it describes the ways in which the practices of paid news and
disguised political advertising are prevalent in electoral coverage by the print
and electronic media. Third, it analyses the current legal regime regulating
such practices including seminal judicial decisions. Fourth, it considers
recommendations made by previous committees and commissions on the
subject of paid news. Fifth, it highlights the key constitutional issues
surrounding regulation of paid news. Sixth, it describes the way paid news is
being regulated in other jurisdictions. Finally, it suggests legal reform to
gradually weed out the scourge of paid news from the electoral system.


B. Paid News and Political Advertising: Defining The Phenomena

7.8          Political advertising is constituted by activities, which relate to
promoting an electoral candidate or a political party or a policy proposed by a
particular party, in order to appeal to the public. At its core, political
advertising does not exclusively relate to elections, political parties or
candidates. Advertising on other issues, which reflect important societal
debates, such as human rights, environmental issues, welfare schemes etc.,
and is generally in the nature of political propaganda or pursues political ends,
may be construed as political advertising.236

7.9            Legitimate political advertisements indicate the identity of the
sender or the speaker of the communication. This confirms that the
communicated piece is an advertisement. Such speech is not sought to be
constrained excessively since it promotes political ideas and reflects the
ideologies and policy goals of a party, while ensuring that the viewers are
aware that the content is not merely informational but also promotional. Under
the Indian Constitution, speech of this kind is admittedly within the protection
of Article 19(1)(a) of the Constitution.237


236  EPRA Secretariat, Plenary Political Advertising: Case Studies and Monitoring,
EPRA/2006/02, 17-19 May 2006.
237 Tata Press v MTNL, AIR 1995 SC 2438.




                                                                              111
 7.10           On the other hand, there is no categorical legal definition of paid
news. Paid news has been defined by the Sub-committee of the Press
Council of India (hereinafter "PCI report") as "any news or analysis appearing
in any media (Print & Electronic) for a price in cash or kind as consideration."
The definition given by PCI report was also adopted by the 47 th report of
Standing Committee on Information and Technology of the Ministry of
Information and Broadcasting (hereinafter "SCIT report"). The ECI Handbook
distinguishes between paid news and paid content and suggests that the
latter must be unambiguously marked as 'paid advertisement'. Therefore,
political advertisement will be one which is not presented in the garb of news
or editorial content, but is clearly discernible as an advertisement.

7.11          Paid News therefore, is a promotional feature in the guise of an
informative and meritorious piece of news. Further, paid news is
communicated as any regular news content which is based on the labour
invested in news finding and the merit of the author/speaker.

7.12           This demarcation between paid news and political advertising is
significant. News reporting is supposed to be objective and neutral. Print and
electronic media controls information dissemination which also affects the
voters' decision. It is very important that the neutrality of the news object is not
distorted by monetary considerations. Therefore, it is crucial that the
distinction between advertisement and news is easily discernible to the
reader. If paid content is presented as news, it harms the election structure at
multiple levels. Apart from the deception of voters, the funds paid by
candidates for paid news also help them hide the expenditure incurred by
them, unlike in advertising, which can be publicly scrutinised.


C. Issues and Problems with Paid News and Political Advertising


7.13           A free and fair election is the cornerstone of any democracy.
While free elections are determined by the absence of intimidation and
coercion, a functioning secret ballot, and an enforceable right of universal
adult suffrage, the concept of a "fair election" - while equally important - is
more difficult to capture. Democracies the world over have recognised that
"fairness" requires, in some sense, a level playing field. This means that the
influence of money in corrupting the electoral process ought to be mitigated.
In India, this is achieved by statutory norms governing election expenditures.
In this context, it is important to note that in recent times, political advertising
has also witnessed the involvement of several Public Relations firms. The
expenses incurred for hiring these firms are likely to go much beyond the
statutory expenditure limits. This makes elections very uneven towards those




                                                                               112
 who can get extensive funding and can incur the costs of political advertising,
and adversely impacts the fairness of elections.

7.14          Political advertising raises several serious issues with respect to
expenditure limits, truth or falsity of the claims, and the possible defamatory
effects of advertisements. Some of the legal challenges posed by paid news
and political advertising were manifest in the case of Ashok Chavan v.
Madhavrao Kinhalkar238 where Ashok Chavan did not include the expenditure
on paid news and advertisement in his election expenses. Due to the absence
of a legal regime regulating these practices, the legitimacy of paid news itself
was not under contention. Instead, the contention was that he did not include
the expenses on paid news in his lodged account of expenditure.

7.15         Political advertising serves a very important function of informing
public. However, it increases the role of financial assistance in election
campaigning and also incentivises the candidates to distort their election
expenditure details. Furthermore, the problem is not just with respect to the
information which is expressly shown as advertisement. The nexus between
money and political journalism is manifest not only in the form of expensive
advertisements but also in the form of paid editorial or news content.

7.16           In India, the most visible manifestation of the phenomenon of
paid news in the electoral scene is in the form of several "packages" offered
by the media houses to the candidates. Packages comprise exclusive stories,
front page, negative coverage for opponent etc. Several media organisations
have accepted money from politicians to provide favourable coverage. The
ECI's estimation of the worth of paid news market is Rs. 500 Crore. 239
However, the phenomenon is widespread and takes various forms of
undesirable nexus of candidates and media. In 2014 Lok Sabha Elections
itself, around 700 cases of paid news were detected.240 This section explores
some of the ways in which paid news is being practiced.

7.17          The coverage is sold in the name of a "package" which is
offered in proportion to the money the interested party is willing to pay. 241 On
an average, each candidate hires two employees to write news stories about
him which are printed without editing and sought to be passed off as
independent editorial content. 242 The newspapers exaggerate the winning

238 SLP (C) NO.29882 OF 2011.
239 Vidhi Choudhary and Utpal Bhaskar, Election Commission Pegs Paid News Market at Rs.
500           Crore,        LIVE       MINT,        2nd       February       2013,        <
http://www.livemint.com/Politics/vELIACftlZbKXmzTzpGbFP/Election-Commission-pegs-paid-
news-market-at-500-crore.html>
240    http://www.dnaindia.com/india/report-almost-700-paid-news-cases-detected-in-2014-lok-
sabha-elections-1989485
241 Press      Council of India, Sub-Committee Report on Paid News, at 25,
<http://presscouncil.nic.in/OldWebsite/Sub-CommitteeReport.pdf>.
242Ibid., at 22.




                                                                                       113
 chances of the candidates and the support they are getting from the public.
However, there is no credit line to these news items and the font used is often
different from the other news items.243

7.18           Candidates pay huge amounts of money in a 'package' deal for
cooked up favourable information to create a false atmosphere for influencing
electorate. 244 A package generally comprises rate cards for coverage of
specific political activities during the campaign. For example, there are
different rate cards for covering campaign speeches, covering door to door
campaign, showing skewed survey results etc.245 Channels and newspapers
have stated that they were not willing to provide air-time to a candidate's
campaign unless he is willing to pay the amount the channel demands. 246The
phenomenon of paid news not just involves the printing of news, but also
rejecting or delaying coverage. 247 The impact of this is twofold: first, as
discussed above, it affects the fairness of elections by tying a candidate's
prospects to his financial ability to remunerate the media for coverage. And
second, it affects the public's right to know, which is an aspect of their
constitutional right under Article 19(1)(a).

7.19          The right to know - and, by extension, the right to accurate
information on the basis of which to make an informed political choice - is
severely undermined by the phenomenon of paid news and undisclosed
political advertisement. In some instances, for example, newspapers have
published conflicting news items on the same page showing the lack of
editorial consistency or control over the news items. In one such case, a news
paper published a news item in favour of one of the candidates with the
headline that a candidate is "getting the support of each and every section of
the society". On the same page, there was another news item arguing that
there will be a triangular fight in that constituency. Both these reports
appeared on the same page and were credited to a reporter of the
newspaper. 248 Furthermore, in many assembly elections, the same
newspaper has predicted the win of two opposing parties in a single state in
two different editions. For instance, the Panipat edition of Dainik Jagran
published a news item on page 9 of its edition dated October 8, 2009, that

243 Press Council of India, "Paid News": How Corruption In The Indian Media Undermines
Democracy, Paranjoy Guha Thakurta and Kalimekolan Sreenivas Reddy,(1 st April, 2010), at
25, <http://presscouncil.nic.in/OldWebsite/Sub-CommitteeReport.pdf>.
244Dr. Madabhushi Sridhar, Tyranny Over The Mind: Paid News As Electoral Crime, 7 NALSAR

L.R. (2013).
245PCI Sub-committee Report, supra note 241, at 26.
246Maseeh Rahman, 'Paid News' Scandal Hits Major Newspapers, THE GUARDIAN, 4th Jan,

2010 <http://www.theguardian.com/media/2010/jan/04/india-paid-news-scandal>.
247 Paranjay Guha Thakurta and K. Srinivas Reddy, Blurring Boundaries Between News and

Advertisement, 2 NALSAR MEDIA L.R. 153 (2011).
248Mrinal Pandey, Editorial Departmnet Bypassed, 2 NALSAR MEDIA L.R. 169 (2011). See also

Excerpts         from          PCI       Report        on      Paid       News,         <
http://presscouncil.nic.in/OldWebsite/CouncilReport.pdf>.


                                                                                    114
 was in favour of the electoral prospects of the Congress. This news item
criticised leaders of non-Congress parties, and stated that they would not be
able to make a mark in the elections because the Congress had done very
good work for every section of society. This news item added that candidates
of the Haryana Janhit Congress (HJC) would not be able to harm. The
Ludhiana edition of the same newspaper, on the other hand, published a
news item in favour of the HJC on October 11, 2009, with a headline that
stated that the HJC would play the role of king or king-maker after the
elections.249

7.20           Lastly, the seriousness of these issues is exacerbated by the
magnitude to which they have become a systemic feature of elections. The
entrenched nature of such practices is demonstrated by the fact that some
candidates, in fact, thought it to be legitimate political expenditure and
included in their official expenses for the election. For instance, a candidate
had formally represented to the ECI that he had paid a newspaper to publish
favourable "news" about himself and had included the payment in his official
expenditure statement.250 The systemic and structural aspects of paid news
and political advertising are also revealed by the fact that news items have
even begun to carry names of advertising agencies. For example, the Prabhat
Khabar, a newspaper published from Ranchi, published articles praising
various candidates before the Parliamentary elections but placed the following
line on top of each such item "PK Media Marketing Initiative".251

7.21          Instances of paid news and political advertising have been
prominent enough to have attracted the attention of legal authorities, as well
as the ECI. For example, when one legislator failed to include spending on
paid news in her official poll accounts ( involving favourable coverage which
was dressed up as news in two Hindi dailies, Dainik Jaagran and Amar Ujala,
during her 2007 election), she was penalised for not reflecting it in the
expenditure. 252 The ECI also saw an involvement in these issues when,
following complaints from Prafulla Mahanta and Nagaon Nagarik Forum, a
Nagaon based NGO, The ECI officials sealed Nagaon Talks Channel, as it
was owned by Congress MLA Rockybul Hussain who was contesting from
Samguri constituency. 253 The Guwahati High Court later ordered the EC to




249Thakurta, supra note 247, at 172.
250 Survey Andhra Pradesh Union of Working Journalists, Submissions made to the PCI.
251 Selling News- Selected Anecdotes, Hindi Press, 2 NALSAR MEDIA L.R. 169 (2011).
252 Nalsar, Paid News as Electoral Crime, at 13
253 Anindita Banerjee and Nisha Gigani, Paid News- Economics Rules, STUDENT'S RESEARCH

GLOBAL MEDIA JOURNAL - Indian Edition/ Summer Issue / June 2011, at 3
<http://www.caluniv.ac.in/global-mdia-
journal/student_research/SR%203%20%20%20ANINDITA%20&%20NISHA.pdf>.


                                                                                 115
 reopen the news channel.254 On April 30, 2009, the Varanasi edition of the
Hindi-language Hindustan, published by HT Media, published a front page
story with a headline that suggested there was a wave in favour of the
Congress party on the day of elections. On the following day, the paper
issued an apology and clarified to the readers that it was paid content. 255

7.22           These instances highlight the ways in which paid news and
disguised political advertisements are growing deep into the process of
democratic elections in India. The amount of money being spent on these
practices has risen at exponential levels. Appendix I mentions the number of
identified instances of paid news over last few assembly and general election.
The unethical practices of paid news and disguised political advertising have
reached the alarming level not just in a few cases of national media, but also
in the regional media.


D. Legal Framework

7.23          Currently the problems of paid content identified above are
tackled in a piecemeal manner. Neither is there a blanket prohibition on paid
news, nor is there a provision exclusively dealing with political advertisement
or paid news. However, several aspects of the current statutory regime
regulating elections in India have impact on political advertisement and paid
news.

      (i)   Restrictions on election expenses

Mandatory lodging of accounts

7.24.1        Section 77 of the RPA requires every candidate to keep account
of expenses in connection with elections. If a candidate has failed to lodge an
account of election expenses within the time and in the manner required by or
under this Act and has no good reason or justification for the failure, the
candidate shall be declared disqualified vide section 10A, RPA.

7.24.2       In LR Shivaramagowda v. TM Chandrasekhar256, the Supreme
Court held that mere lodging of accounts is not sufficient. The accounts
should also be correct and true. In the Ashok Chavan case of false accounts,
the ECI held that it could go into the correctness or falsity of the account of



254 Guwahati High Court Ordered Reopening of Nagaon Talks, 3rd April 2011
<http://twocircles.net/2011apr03/guwahati_high_court_ordered_reopening_nagaon_talks_tv.h
tml#.VJEsaNKUfOU>
255PCI Report, supra note 241, at 43.
256 AIR 1999 SC 252.




                                                                                   116
 election expenses filed by Ashok Chavan.257 Both the Delhi High Court and
the Supreme Court 258 upheld the decision of the ECI. In September 2014,
however, through a judgment of Kait J., the Delhi High Court set aside the
ECI's Order regarding Ashok Chavan's failure to lodge his accounts, on the
ground that the Rules had not been complied with, as well as the fact that the
Commission did not frame an issue regarding the knowledge and consent of
the candidate.259 These proceedings reveal a loophole in the legal system.
Although the case involved paid news and political advertising, the only
section that the ECI could proceed under was the section dealing with
disclosure of accounts.

7.24.3        The Supreme Court in Common Cause v. Union of India 260
exempted the expenses incurred by political parties or any other association
or body of persons apart from the candidate or his/her election agent. The
court further issued directions to political parties to submit a statement of
expenditure of elections to the ECI. Such statements are required to be
submitted within 75 days of assembly elections and 90 days of Lok Sabha
elections.261

7.24.4         After going through multiple amendments and judicial
interpretations, section 77 was amended again in 2003. By this amendment,
all expenditure incurred by supporters and workers of a candidate is deemed
to be expenditure incurred or authorised by the candidate and subject to the
overall ceiling fixed on his election expenses under the law. The section as it
stands now excludes only the expenditure incurred on the travel of leaders of
the political party for general party propaganda. This means that paid news -
or political advertisements - that are paid for not by a candidate himself, but
on his behalf, will also fall within the expenditure ceiling.

Disqualification

7.24.5        Section 10A of the RPA: Disqualification for failure to lodge
account of election expenses:

      "If the Election Commission is satisfied that a person:
      (a) has failed to lodge an account of election expenses within the time and
      in the manner required by or under this Act; and
      (b) has no good reason or justification for the failure, the Election
      Commission shall, by order published in the Official Gazette, declare him


257 ECI Order on Account of Election Expenses of Shri Ashok Chavan, 13th July 2014,
<http://eci.nic.in/eci_main1/current/Ashok_Chavan_order_13072014.pdf>.
258SLP (C) NO.29882 OF 2011.
259 Ashok Chavan vs Election Commission of India, W.P. (C) No. 459/2014.
260 AIR 1996 SC 3081.
261 Writ (Civ) No. 13 of 2003.




                                                                               117
        to be disqualified and any such person shall be disqualified for a period of
       three years from the date of the order."
The requirement of lodging such accounts subjects the candidates to disclose
the advertisement expenditure. The provision does not directly deal with
political advertising or paid news. However, placing restrictions on election
expenses contributes in checking excessive political advertising.

Illegal payments in connection with an election

7.24.6           Section 171H: Illegal Payments in Connection with an Election

          "Whoever without the general or special authority in writing of a
          candidate incurs or authorises expenses on account of the holding of
          any public meeting, or upon any advertisement, circular or publication,
          or in any other way whatsoever for the purpose of promoting or
          procuring the election of such candidate, shall be punished with fine
          which may extend to five hundred rupees:
          Provided that if any person having incurred any such expenses not
          exceeding the amount of ten rupees without authority obtains within ten
          days from the date on which such expenses were incurred the approval
          in writing of the candidate, he shall be deemed to have incurred such
          expenses with the authority of the candidate."
This restriction on election expenses without the authority of the candidate
also involves "advertisement". Therefore, advertisements have to be routed
through the candidate. This is to ensure that any expenses on political
advertisements are directly counted as candidate's election expenses.

7.24.7        These provisions have been used by the courts frequently,
including in Ashok Chavan's 262 case to target the paid news phenomenon.
Though these provisions oversee expenditure incurred in such practices, they
are not sufficient for tackling the problems of paid news and political
advertising. For instance, if a candidate includes expenses of paid news, the
paid news will still not be subjected to disqualification. It only controls
excessive expenditure, not the practices of paid news and disguised political
advertisements.

(ii)      Disclosure provisions

7.25.1        Section 127A of the RPA imposes certain disclosure
requirements on printing pamphlets, posters etc. These should bear names
and addresses of the printer and the publisher. In order to enforce the
requirement, it also mandates a declaration as to the identity of the publisher
thereof, signed by him and attested by two persons to whom he is personally


262SLP   (C) NO.29882 OF 2011.


                                                                               118
 known. Furthermore, the printer is also obligated to send one copy of the
document along with one copy of the declaration to the mentioned authorities.

7.25.2        Section 127A defines "Election pamphlet or poster" as "any
printed pamphlet, hand-bill or other document distributed for the purpose of
promoting or prejudicing the election of a candidate or group of candidates or
any placard or poster having reference to an election, but does not include
any hand-bill, placard or poster merely announcing the date, time, place and
other particulars of an election meeting or routine instructions to election
agents or workers"

7.25.3       The section imposes duties of disclosure on both
candidates/agents and printers/publishers. It does not expressly mention
newspapers and only mentions specific stationery that the candidates use for
election campaign. However, as per the instructions of the Commission
issued on 08.06.2010263 and 16.10.2007264, printing "other documents" for the
purpose of section 127A265 includes any paid content published. Failure on
part of any party to make such disclosures invites punishment with
imprisonment for a term which may extend to six months, or with fine which
may extend to two thousand rupees, or with both. However, it does not qualify
as a ground for disqualification.

7.25.4        The disclosure provisions are not sufficient to tackle the
practices of paid news and disguised political advertising. This is because the
provision itself is not sufficient to cover advertisements in newspapers or
electronic media. Such practices have only been targeted through ad-hoc
instructions of ECI. Specific disclosure norms with respect to advertisements
in newspaper and electronic media are required for clarity and certainty.

(iii)   Pre-certification of political advertisements

7.26.1        The Supreme Court, in Ministry of Broadcasting v. Gemini TV
         266
Pvt. Ltd. passed an Order stating all the political advertisements proposed
to be issued on TV Channels and Cable Networks by any registered political
party/any group or organization/ association/ individual candidate shall be pre-
certified by the designated certification committee at various levels to be
constituted by the ECI

7.26.2       The ECI, in consonance with the Supreme Court's Order 267 ,
issued instructions on the requirement of pre-certification of political
advertisements by a Committee before being telecast on television channels


263 Vide No. 491/Media/2012 dated 08.06.2010.
264 Vide No. 3/09/207/JS-I dated 16.10.2007.
265 These include restrictions on the printing of pamphlets, posters, etc.
266 N. SLP (Civil) N. 679/204, dated 13 April,2004.
267 Id.




                                                                             119
 and cable networks by any political party contesting during elections. 268The
District MCMC entertains applications for certification of advertisement
proposed to be issued on cable network or television channel by the
candidate contesting from the Parliamentary Constituency or an Assembly
Constituency of that district.

7.26.3         The Chief Election Officer is also empowered to accept and pre-
certify the advertisements from any political party, irrespective of the location
of the headquarters of the party.269 The ECI has clarified that persons other
than the candidates are not specifically prohibited from issuing
advertisements. However, they are not permitted to issue ads in favour of or
for the benefit of or against any political party or candidate.270

(iv)     Requirement of maintaining distinction between news and
         advertisement

Advertisement code

7.27.1        With respect to electronic media, Rule 7(10) under
Advertisement Code of Cable Television Networks (Regulation) Rules, 1994
formulated under Cable Television Networks (Regulation) Act, 1995 states "All
advertisements should be clearly distinguishable from the programme and
should not in any manner interfere with the programme viz., use of lower part
of screen to carry captions, static or moving alongside the programme."

7.27.2          The 'Norms & Guidelines' issued by the NBSA in 2011 provides
that:

         "Every news broadcasting organisation shall disclose conspicuously, in
         an appropriate manner during broadcast of a program, on their
         television channel/s and on their website/s, including during a news,
         current affairs, sports, entertainment or promotional broadcast, as to
         whether the content of such broadcast has been paid for by or on
         behalf of the entity that is subject matter of such broadcast in any
         manner whatsoever; and whether such broadcast is an "advertorial" or
         other media marketing initiative."271

7.27.3      By way of the same guideline, it has been recommended that
where any footage/ segment/ programme carried on a news channel has

268       ECI,     Certification   of     Political  Advertising,    25th       April      2014,
<http://eci.nic.in/eci_main1/current/ImpIns25042014.pdf>.
269       ECI,     Certification   of     Political  Advertising,    11th       April      2014,
<http://eci.nic.in/eci_main1/current/ImpIns11.4.2014_15042014_2.pdf>.
270ECI, Guidelines regarding applications received from individuals pre-certification of   ads of
political nature on TV Channels/Cable Network/Radio- clarification, 12th April,             2014,
<http://eci.nic.in/eci_main1/current/ImpIns12.4.2014_15042014_1.pdf>.
271 Ibid., at 6; News Broadcasting Standing Authority, Norms & Guidelines On Paid          News,
(2011) <http://www.nbanewdelhi.com/pdf/norms-guidelines-paid-news.pdf>.


                                                                                            120
 been "paid-for" whether as an advertisement or advertorial or other promotion,
this aspect is required to be disclosed conspicuously during the broadcast,
with the aim and intent that viewers are not misled into believing that such
content is part of news reportage. Further, according to other guidelines
issued by the National Broadcasting Standards Authority 272 , the news
channels are required to disclose any political affiliations, either towards a
candidate or a party. Further, unless they publicly endorse or support a
particular party or candidate, news broadcasters have a duty to be impartial.
However, these guidelines are not adequate solutions as they are mere
guidelines and not binding in nature.

(v)    Media Certification and Monitoring Committee ("MCMC")

7.28.1         Due to the existence of multiple bodies like Ministry of
Information and Broadcasting, PCI, ECI, various self regulatory bodies, etc.,
there is lack of clarity with regard to specific authority which would be the final
authority in deciding a case of irregularity in this regard. Therefore, the PCI
Report suggested a separate body to be set-up for monitoring paid news.

7.28.2         The ECI also adopted the recommendation given by the PCI
Report to establish district level committees for monitoring paid news.273The
MCMC has officers from the Ministry of I&B and State Department of Personal
Relations. The Expenditure Observer is duty-bound to inform to the MCMC of
all instances of suspected Paid News on the same day as brought to his
notice independently by any source. The political party or candidate shall
have to submit the details of expenditure on the telecast or broadcast in
electronic media and print media. If the MCMC finds that any advertisement
has been made in TV, Radio, Cable Network, FM Channel, in favour of any
candidate without proper permission, they shall inform the Returning Officer
(RO) immediately. The RO accordingly shall serve a notice upon the
defaulting candidate. If the impugned paid news has not been accounted for
in the election expense account, the RO will issue notice to the candidate with
regard to the incidents of paid news in consultation with the Expenditure
Observer for not showing the expenditure on such publication.274

7.28.3      The ECI, in the Compendium of Instructions on Election
Expenditure Monitoring issued in January, 2014 provides for the
establishment of an efficient election expenditure monitoring mechanism by
appointment of Expenditure Observers, Assistant Expenditure Observers,

272 Norms and Guidelines issued by NBSA on 3rdMarch, 2014 & 24th March, 2014.
273       No.         491/Paid        News/2012/Media,         27th    August,       2012,
<http://eci.nic.in/eci_main/CurrentElections/ECI_Instructions/PaidNewsGuidelines27082012.p
df>
274 Compendium of Instructions on Election Expenditure Monitoring, (January, 2014),

<http://eci.nic.in/eci_main/ElectoralLaws/compendium/compendium2014_03022014.pdf>, at
para 4.2.1.


                                                                                     121
 Video Surveillance Team, Video Viewing Teams, Institution of Expenditure
Monitoring Cells, an MCMC in every district.275

(vi)     Inclusion of notional expenditure of paid news into the election
         expenses

7.29          The Commission also passed a direction that six months before
the due date of expiry of Lok Sabha or the State/UT Legislative Assembly, as
the case may be, a list of television channels/radio channels/newspapers, and
their standard rate cards shall be obtained by the CEOs and forwarded to the
Commission for inclusion of notional expenditure based on standard rate
cards in their election expenses account, in case the candidate has not
submitted the documents of actual expenses. However, the implementation of
this directive is very difficult given the scale of newspapers published
throughout India and the varying rates of advertisements of the newspapers.
Even if the Commission obtains the rate cards, it will be difficult to identify the
instances of paid news or disguised political advertising.

(vii) Is paid news "undue influence"?


Undue influence as an electoral offence

         Section 171C (a):

         "Whoever voluntarily interferes or attempts to interfere with the free
         exercise of any electoral right commits the offence of undue influence
         at an election."

7.30.1         "Electoral right", as per section 171A of the IPC, "means the
right of a person to stand, or not to stand as, or to withdraw from being, a
candidate or to vote or refrain from voting at any election." Therefore,
interference with the free exercise of electoral right would involve the right of
the other candidates to stand and right of the voters to vote. In Ram Dial v.
Sant Lal 276 , the Supreme Court held that to determine 'undue influence',
actual effect produced is not material. Furthermore, in Baburao Patel v. Dr.
Zakir Hussain 277 , the court further laid down a list of activities that will be
excluded from the purview of 'undue influence' including canvassing by
ministers for their party candidates, issuing a party whip to vote for certain
candidate in Rajya Sabha, Presidential or Vice Presidential elections.

7.30.2       In Shiv Kirpal Singh v. VV Giri 278 , the court held that undue
influence can be present at any stage of elections. It can be present at the

275Ibid. at para 3.
276AIR 1959 SC 855.
277AIR 1968 SC 904.
278AIR 1970 SC 2097.




                                                                               122
 stage when a voter goes through a mental process deciding which candidate
to vote for. Further, it also involves "mental process of weighing the merits
and demerits of the candidates to make his choice"279. The act need not be
authorized by any candidate. The undue influence can be practiced even by a
third party completely unconnected with the candidate.

7.30.3        Arguably, paid news might come within the meaning of section
171(c)(a). This is because, by masquerading as objective analysis or
reporting, paid news might well provide a wrong impression to voters, who will
be wrongly influenced by content that they mistakenly believe to be objective
and neutral. However, because the provision is open-ended, and not confined
to specific practices, its applicability to paid news is doubtful, and depends
upon the interpretation courts might place upon it. In any event, it will not
cover political advertisements marked as such, because any influence they
might exercise, will not be "undue".

Undue influence as corrupt practice

7.30.4          Section 123 of the Representation of the People Act, 1951
states:

          Section 123(2): "Undue influence, that is to say, any direct or indirect
          interference or attempt to interfere on the part of the candidate or his
          agents, or of any other person with the consent of the candidate or his
          election agent, with the free exercise of any electoral right."

7.30.5         The only difference between this provision and in section 171C
of the IPC is that of consequence. While conviction under section 171C leads
to punishment or fine, the consequence of section 123(2) is disqualification.
Though undue influence may cover some instances of paid news and
disguised political advertising, it is a determination contingent on proof
adduced which might be difficult to obtain. Thus the provision does not
provide a direct solution to prohibit and regulate paid news and disguised
political advertising respectively.

E. Recommendations by Other Studies on Paid News

(i)       Mandatory disclaimer and separation of editorial and management

7.31.1        The report on paid news prepared by a Sub-Committee of two
members of the Press Council of India attempted to separate the blurring
boundaries between news and advertisements. 280 A significant
recommendation made by the sub-committee was that of mandating a
disclaimer by the hosting medium. The editor or editor-in-chief of a publication
279AIR
     1970 SC 2097.
       Council Sub-Committee Report, Paid News": How Corruption In The Indian Media
280Press

Undermines Democracy, <http://presscouncil.nic.in/OldWebsite/Sub-CommitteeReport.pdf>.


                                                                                 123
 should print a declaration in his or her newspaper stating that the news that is
published has not been paid for by any political party or individual.

7.31.2       Further, there should be a clear distinction between the
management and the editorial staff in media companies. The independence of
the editor should be maintained and safeguarded. It also seeks to provide
right of reply to the candidates: "Press is not expected to indulge in
canvassing of a particular candidate/party. If it does, it shall allow the right of
reply to the other candidate/party." In order to operationalise these reform
suggestions, the committee also recommended the constitution of district level
committees for scrutiny of Paid News during the periods of election.

(ii)    Amendment to the RPA

7.32.1         The Sub-committee has recommended an amendment to the
RPA, to provide therein that publishing and abetting the publishing of paid
news for furthering the prospect of election of any candidate or for
prejudicially affecting the prospect of election of any candidate be made an
electoral offence under chapter-III of Part-VII of the RP Act with punishment of
a minimum of two years imprisonment. The issue is pending with the
Government of India.281

7.32.2        It also suggested that the act of publishing a news item in
exchange for consideration should be included as a 'corrupt practice' under
Section 123 of the RPA. Further, it should be made an electoral offence
separately, so that it not only disqualifies the candidates, but also subjects
them, the journalists and media-houses to penal consequences.

7.32.3        Furthermore, Section 127A of the RPA may be suitably
amended, adding a new sub-section to the effect that in the case of any
advertisements/election matter for or against any political party or candidate in
print media, during the election period, the name and address of the publisher
should be given along with the matter/advertisement.

(iii)   Guidelines for determining paid news

Election Commission of Guidelines


7.33.1        The ECI issued a circular dated August 27, 2012 that comprised
a comprehensive set of guidelines on paid news. They were further
incorporated in the Handbook for Media for the Lok Sabha General Elections,
2014. The ECI proposed an amendment to the RP Act to provide that
publishing and abetting the publication of 'paid news' for furthering the

281Sub-Committee's letter No. 3/ 1/2011/SDR dated 3rd February 2011 40-43 regarding
proposals for amendment of the R.P. Act and Conduct of Election Rules 1961


                                                                               124
 prospect of election of any candidate or for prejudicially affecting the prospect
of election of any candidate be made an electoral offence under Chapter III of
Part VII of the Act with a punishment of a minimum of two years
imprisonment. 282 In order to determine what constitutes paid news, the
following guidelines ought to be kept in mind:

   1. Identical articles with photographs and headlines appearing in
      competing publications carrying by-lines of different authors around the
      same time;
   2. On the same page of specific newspapers, articles praising competing
      candidates, claiming that both are likely to win the same elections;
   3. News item stating that one candidate is getting the support of each and
      every section of the society and that he would win elections from the
      constituency;
   4. News items favouring a candidate and not carrying any by-line;
   5. Newspaper publishing a banner headline stating that a party/candidate
      is ready to create history in the state/constituency but not carrying any
      news item related to this headline;
   6. News item saying the good work done by a Party/Candidate had
      marginalized the electoral prospects of the other party/candidate in the
      state with each and every sentence of the news item in favour of the
      party/candidate;
   7. There are instances of fixed size news items, each say a length of 125-
      150 words with a double column photo. News items are seldom written
      in such a rigid format and size whereas more often advertisements are;
   8. In specific newspapers, multiple font types and multiple drop case
      styles are noticed within the same page of a single newspaper. This
      happens because, from the layouts to the fonts and photographs,
      everything is provided by the candidate who has paid for the slots in
      the newspaper;
   9. Besides these, the cases decided as Paid News by the ECI and also
      by the PCI can provide guidance to District Complaint Monitoring
      Centre to decide future cases.

Standing Committee on Information Technology (2012-13)

7.33.2        The Parliamentary Standing Committee acknowledged that the
issue of paid news is a product of foul play between the electoral candidates
and the media houses. 283 The Committee has, inter alia, found the existing
regulatory set-up dealing with paid news inadequate. Describing the voluntary

282Handbook    for Media, General Election to the 16th Lok Sabha, 2014, Election Commission
of                            India,                        para                        3.5
<http://eci.nic.in/eci_main/ElectoralLaws/HandBooks/Handbook%20for%20Media%202014.p
df>.
283 Standing Committee Report, supra note 235.




                                                                                      125
 self-regulatory bodies like the News Broadcasting Standards Authority
(NBSA) and Broadcasting Content Complaints Council (BCCC) as an 'eye
wash', the Committee also found the punitive powers of statutory regulators
like the PCI and Electronic Media Monitoring Centre (EMMC) to be
inadequate. Expressing concern that the lack of restriction on ownership
across media segments (print, radio, TV or internet) or between content and
distribution could give rise to monopolistic practices, the Committee has urged
the Authority to present its recommendations and the Ministry to take
conclusive action on those recommendations on a priority basis.

7.33.3       The Standing Committee also noted that unlike in print media, in
case of electronic media, there is no regulatory body. It suggested
coordination with News Broadcaster Association to develop a mechanism to
keep a check on Paid News in electronic media. The committee also affirmed
some of the suggestions already made by the PCI Report.

Recommendations by TRAI

7.33.4        TRAI, in August 2014, provided a set of recommendations
pertaining to media ownership wherein it emphasized that paid news should
be defined comprehensively and a framework should be established for
examining complaints and taking punitive action against the defaulting media
entities. It noted that there is little doubt that an institutional response
addressing both substantive and procedural issues including evidentiary rules
is needed to curb the menace.284

7.33.5        It strongly recommended that entities related to political bodies,
religious bodies, urban local governing bodies, Panchayati Raj, other publicly
funded bodies, and Central and State Government ministries, departments,
companies, undertakings, joint ventures, and government-funded entities and
affiliates be barred from entering into broadcasting and TV channel
distribution sectors. 285 Further, it also suggested that the Press Council of
India must be fully empowered to adjudicate the complaints of "paid news'
and give final judgments in the matter.


F. Constitutional Issues: Article 19(1)(a) and Article 19(2)

7.34         This Part proposes a two-pronged approach to tackling paid
news and political advertising. First, it suggests a prohibition on paid news by
creating a penal provision and second, it suggests mandatory disclosures for


284 Recommendations on Issues Relating to Media Ownership, August 12, 2014,
<http://www.trai.gov.in/WriteReadData/Recommendation/Documents/Recommendations%20
on%20Media%20Ownership.pdf>, at para 5.68.
285Id., at para 5.74.




                                                                             126
 political advertisements. The possible constitutional issues are discussed
below.

7.35        Three questions need to be asked in order to ascertain if Right
to Freedom of Speech and Expression is violated:

          (i) Whether paid news and political advertising are protected under
          Article 19(1)(a)?

          (ii) Whether the restriction is in the interests of the sovereignty and
          integrity of India, the security of the State, friendly relations with foreign
          States, public order, decency or morality or in relation to contempt of
          court, defamation or incitement to an offence?

          (iii) Whether the restriction imposed is reasonable?

Right to Freedom of Speech and Expression [Art. 19(1)(a)]

7.36         In Jununa Prasad Mukhariya v Lacchi Ram, 286 the Supreme
Court held that regulation of election speech does not raise any Article
19(1)(a) concerns. Rejecting a challenge to speech-restricting provisions of
the RPA (Sections 123(5) and 124(5)), the Court held:

          "The right to stand as a candidate and contest an election is not a
          common law right. It is a special right created by statute and can only
          be exercised on the conditions laid down by the statute. The
          Fundamental Rights Chapter has no bearing on a right like this created
          by statute. The appellants have no fundamental right to be elected
          members of Parliament. If. they want that they must observe the rules.
          If they prefer to exercise their right of free speech outside these rules,
          the impugned sections do not stop them."

7.37           Although the Court has, in subsequent cases, subjected
provisions of the RP Act to Article 19(1)(a) scrutiny, it has done so while
affirming the core holding of Jumuna Prasad. 287 Therefore, insofar as
prohibition of paid news and regulation of political advertising is accomplished
through the RP Act, in the form of prescriptions upon the conduct of
candidates, it will not raise any constitutional concerns.

7.38           Assuming that Article 19(1)(a) is prima facie applicable to the
regulation of paid news and political advertising, the following two questions
arise: do paid news and political advertising fall within the constitutional
protection of Article 19(1)(a)? And if so, is legal regulation justified under
Article 19(2)?


286   AIR 1954 SC 686.
287   See, e.g., Dr. Yeshwant Prabhoo vs Prabhakar Kashinath Kunte, AIR 1996 SC 1113.


                                                                                        127
 7.39           One way of understanding political advertisement is as a form of
commercial speech. Since the issuer pays for newspaper space, in order to
extol his product, there is little to separate political advertising from
commercial advertising simpliciter. The constitution on commercial speech is
very clear. Although, in Hamdard Dawakhana v Union of India288, the Court
excluded commercial speech from the protection of Article 19(1)(a), this
general position was overturned in Tata Press v MTNL. 289 However, while
holding that commercial speech was protected by Article 19(1)(a), the Court
also held that " commercial speech" which is deceptive, unfair, misleading and
untruthful would be hit by Article 19(2) of the Constitution and can be
regulated/prohibited by the State." This makes it clear that disclosure
requirements for political advertisements, which are designed to ensure that
the advertisements are not deceptive, misleading or untruthful, would pass
constitutional muster.

7.40           What of the prohibition of paid news altogether? It is important to
note that in Secretary, Ministry of Information and Broadcasting, Government
of India. v. Cricket Association of Bengal 290 , the Supreme Court of India
observed, "one-sided information, disinformation, misinformation and non-
information, all equally create an uninformed citizenry". The significance of
free and fair information specially for the electoral process was also observed
in PUCL by the Supreme Court. The availability of proper and relevant
information about the candidate fosters and promotes the freedom of speech
and expression both from the point of view of imparting and receiving the
information.291Lastly, in Union of India v. Motion Picture Association 292, the
Supreme Court held that a requirement compelling cinemas to showcase
short documentaries before the start of films was justified, since it furthered
the democratic purpose of Article 19(1)(a), i.e., spreading information and
awareness. The conclusion that flows from these cases is that the central
meaning of Article 19(1)(a) is the connection between the freedom of speech
and the democratic process, which is to be achieved by using the freedom of
speech as a method of spreading awareness and information among the
electorate. Paid news quintessentially distorts this process. Consequently, the
prohibition of paid news is unlikely to run into any Article 19(1)(a) hurdles,
because it does not fall within the protection of the constitutional right to
freedom of speech and expression (Article 19(1)(a)).




288 [1960] SCR 2 617.
289 AIR 1995 SC 2438.
290(1995) 2 SCC 161.
291PUCL v. UOI, Writ Petition (Civil) 490 of 2002, 509 of 2002, 515 of 2002, decided on 13 th

March, 2003
292 AIR 1999 SC 2334.




                                                                                        128
 G. A Comparative Perspective

7.41          The international practices regulating political advertisements
mainly involve several measures like banning all political advertisements
(U.K.), duty of media to give reasonable opportunity to publish to all political
parties, mandatory disclosure requirements etc. This section elaborates on
the modalities and validity of such restrictions in various jurisdictions.

(i)    The United Kingdom

7.42           In the UK, all paid political advertising is banned from television
and radio. The ECHR held that the ban imposed by the UK was compatible
with the Convention. 293 This prohibition extends not only to political
candidates and parties, but also to any advertisement which aims to influence
public opinion on a matter of public controversy. 294 It also maintains strict
restrictions on printing and publishing by third parties during campaigns. Prior
to the Political Parties, Elections and Referendums Act, 2000 (PPERA), no
political party could accept more than £5 as they were regarded as election
expense. In Bowman v. United Kingdom295the ECHR decided that the limit of
£5 was contrary to the right of freedom of expression contained in Article 10 of
the European Convention on Human Rights. As of now, Section 79 and
Schedule 9 of PPERA allow every national party a spending limit of £30,000
per constituency in a general election for the House of Commons. The
Broadcasting Act, 1990 incorporated the practice of broadcasters letting out
airtime for party political broadcasts. 296 Sections 36 and 107 of the Act
provides for procurement of licenses to carry political broadcasts from the ITC
and the rules to carry out the broadcasts within permissible limits.297

(ii)   Australia

7.43          The Commonwealth Electoral Act, 1918 of Australia mandates
disclosure provisions for any "electoral advertisement, handbill, pamphlet,
poster or notice" containing "electoral matter". 298 The Australian law also
prescribes a 'Blackout Period' during which broadcasters must not display any
material containing electoral matter which is intended or is likely to affect the


293X and the Association of Z v. United Kingdom, App. No. 4515/70, 38 Eur. Comm'n H.R.
Dec. & Rep. 86 (1971).
294 Michael Karanicolas, Regulation of Paid Political Advertising: A Survey, CENTRE FOR LAW

AND DEMOCRACY, March, 2012.
295App. No. 24839/94, 26 Eur. H.R. Rep. 1 (1998).
296Bernd-Peter Lange, David Ward, The Media and Elections: A Handbook and Comparative

Study, at 149
297Section 36, Broadcasting Act, 1990,

 <http://www.legislation.gov.uk/ukpga/1990/42/section/36>.
298Section 328, Commonwealth Electoral Act, 1918




                                                                                      129
 voters. 299 The Broadcasters Services Act, 1992 provides that where any
election matter is broadcasted during an election period by a broadcaster, that
broadcaster must give all the parties contesting the election a reasonable
opportunity to have election matter broadcasted during the election period.300
It further provides that for ensuring equal access, free broadcasting is not
required.301 However, it treats the editorial content and advertisement at the
same footing. Therefore, there is no separate regulation on Paid News in
Australia.

(iii)   Canada

7.44           In Canada, while election advertising is permitted, the
regulations are laid down with respect to adequate disclosure. Section 320 of
Canada Election Act, 2000 provides that the material must be authorized by
the candidate or his official agent and the same must be mentioned in the
material being transmitted. 302 Sections 6 and 8 of the Radio Regulations,
1986and Television Broadcasting Regulations, 1987respectively provide that
during an election period, a licensee shall be allocated time for the
broadcasting of programs, advertisements or announcements of a partisan
political character on an equitable basis to all accredited political parties and
rival candidates represented in the election or referendum.

(iv)    ECHR standards on permissibility of such restrictions

7.45.1         Political advertising is the exercise of freedom of speech
expression. Restrictions on paid political advertising limit such freedom.303In
VgT v. Switzerland, 304 the ECHR held that the ban on political broadcasts
infringed the right to freedom of expression, but did concede that a prohibition
could be compatible with such freedom in some circumstances if it met a
'pressing social need'.305

7.45.2        The Human Rights Council in its 26th session306 reaffirmed the
view held by the Institute for Democracy and Electoral Assistance suggesting
that while paid political advertising is permissible, private media outlets should
be required to charge the same rates to all the parties and candidates without




299Schedule  2, clause 3A, Commonwealth Electoral Act, 1918
300Schedule  2, clause 3(2), Equal Access
301Schedule 2, clause 3(3) of the Act.
302Section 320, Canada Election Act, 2000.
303Animal Defenders International v. the United Kingdom ECHR (124) 2013.
304App. No. 24699/94, 34 Eur. H.R. Rep. 159 (2001).
305Sunday Times v United Kingdom (1979) 2 EHRR 229.
306A/HRC/26/30 Human Rights Council Twenty sixth session Agenda item 3, 30th May 2014




                                                                                   130
 any discrimination.307 The Pensioner's Party in Norway was fined for carrying
out advertisements which read: "We need your vote on 15th September! Vote
for the Pensioners Party." However, the ECHR in 1995 held that there was a
lack of reasonable nexus between the restriction and the object sought from
the regulation.308

7.45.3         Political advertisement denies equal or fair access to direct
broadcasting as every candidate should have fair access regardless of the
state of their campaign finance. 309 The ECHR in Murphy has held "no
advertisement shall be broadcast which is directed towards any religious or
political end or which has any relation to an industrial dispute."310

7.45.4        In Animal Defenders International v. the United Kingdom, 311 the
ECHR, upheld the validity of a ban imposed by the BACC (Broadcast
Advertising Clearance Centre) on broadcasting appellant's piece and drew
attention to the political nature of ADI's objectives, which as such prohibited
the broadcasting of the advertisement under Section 321(2) which disqualifies
advertisement remotely promoting any political objective. It further stated that
the ban imposed was not in contravention to Article 10 of the European
Convention on Human Rights. The ECHR upheld the validity of the ban on
two grounds: (i) the aim of preventing distortion of public debate by the
highest spender is legitimate, and (ii) there is a reasonable nexus between the
object sought and the measure employed.

(v)     US standards on permissibility of restrictions

7.46.1          In Buckley v. Valeo, the Supreme Court of the U.S., invalidated
the provisions of Federal Campaign Act which dealt with ceiling limits on
electoral expenditures and deemed it unconstitutional.312 The Buckley ruling
settled that expenditures by a non-candidate that are "controlled by or
coordinated with the candidate and his campaign" may be treated as indirect
contributions subject to Federal Election Campaign Act's source and amount
limitations.313 Section 214 of the Bipartisan Campaign Reform Act (BCRA) of

307InternationalElectoral Standards Guidelines for reviewing the legal framework of elections,
INTERNATIONAL INSTITUTE FOR DEMOCRACY AND ELECTORAL ASSISTANCE, 2002
<http://www.idea.int/publications/ies/upload/10.%20Media%20access%20and%20freedom%2
0of%20expression.pdf>.
308 (1 Of 1) Case of TV Vest As And Rogaland Pensjonistparti V. Norway, Application

no. 21132/05,                   <http://hudoc.echr.coe.int/sites/eng/pages/search.aspx?i=001-
90235#{"itemid":["001-90235"]}>
309Media and Elections, 2013, Ace Network, <http://aceproject.org/ace-en/pdf/me/view>
310Murphy v. Ireland, No.44179/98, ECHR 2003-IX.
311ECHR (124) 2013.
312424 U.S. 1 (1976)
313 Guidelines On Media Analysis During Election Observation Missions, European

Commission For Democracy Through Law (Venice Commission), 27 th October, 2005, at 54,


                                                                                         131
 2002 extends the same rule to expenditures coordinated with a national,
State, or local committee of a political party. In 2007, the Supreme Court of
the United States held that an advertisement included express advocacy or its
functional equivalent "if the ad is susceptible to no reasonable interpretation
other than as an appeal to vote for or against a specific candidate."314

7.46.2        Section 201 of the BCRA provides for a mandatory disclosure of
electioneering communications.315 It carves out an exception for independent
expenditures and communications which solely promotes a debate or forum.
The Supreme Court has time and again upheld the validity of this provision
and in Citizens United, the Court held that disclosure is the least restrictive
means.316


H. Recommendations

7.47           The recommendations pertain to three aspects: first, introducing
definitions of paid news and political advertising; second, laying down the
consequences attached to those indulging in such practices, and third, the
institution that should exercise the powers of imposing such consequences.

(i)      Definitions:

7.48.1         Two definitions need to be introduced: 'paying for news' and
'political advertisement'.

'Paying for news'

7.48.2         A vast majority of surveyed suggestions have agreed with the
definition of 'paid news' provided by the PCI Report, i.e. paid news is "any
news or analysis appearing in any media (Print & Electronic) for a price in
cash or kind as consideration."

7.48.3     While this definition strikes an optimal balance between wide
coverage and particular targeting, we believe that four changes are
necessary:

      a. Since an offence is sought to be created, the definition should be
         modified such that it defines the transitive verb 'paying for news' rather
         than the adjective-noun 'paid news'.

<http://www.gpb.ge/uploads/documents/bea833c7-2a31-4eb3-9518-
6ed509639532Guidelines%20on%20Media%20Monitoring.pdf>.
314 FEC v. Wisconsin Right to Life, Inc., 127 S.Ct. 2652 (2007).
315Section 201 of BCRA, 2002,

 <http://www.law.cornell.edu/background/campaign_finance/bcra_txt.pdf>.
316No. 08-205, 558 U.S.310 (2010).




                                                                               132
    b. It should be made clear that for the definition to be met, the payment is
      made to the media house by the person seeking publication or telecast
      of a particular piece of news or analysis relating to elections and not
      vice-versa. This is because media houses often pay opinion
      columnists, talk show guests and other occasional contributors,
      remuneration in cash or kind for sharing their opinions. Payments such
      as these should not be covered by the definition of 'paying for news'.

   c. By way of abundant caution, advertisements that follow all disclosure
      requirements and other legal preconditions should be specifically
      excluded from this definition since they would not fall within the ambit
      of 'news or analysis'.

   d. The offence should exclude official publications by registered or
      recognised political parties or any news or electronic media house
      owned by a political party and disclosed as such. This is because of
      two reasons: First, in such cases, political parties may themselves be
      funding the salaries of journalists working for these media publications
      and that is not the key target of the offence of paying for news; Second,
      the key issue in such cases is disclosure as the public must have a
      right to know who the owners of the said publication are. To avail of
      this exclusion, political parties must themselves own the said media
      house. [This exclusion will appear in the section creating the
      substantive offence and not the definition section.]

7.48.4       Accordingly, a new Section 2(ea) should be introduced.
Section 2(ea) will read as follows:

      "(ea) "paying for news" means directly or indirectly paying for any news
      or analysis relating to any election under this Act appearing in
      electronic media or print media (print, radio, television and all other
      electronic) for a price in cash or kind as consideration to any such
      media, entity, person employed therein or connected thereto in any
      manner, but not including political advertisements as defined under this
      law;

      EXPLANATION:- for the purpose of this clause the expression
      "electronic media" and "print media" shall have the meanings assigned
      in clauses (b) and (c) of section 126(a);"


7.48.5         At the same time, an analogous definition should be introduced
for 'receiving payment for news'. Thus a new section, Section 2(ha) should be
introduced, which will read as follows:




                                                                           133
         "2(ha). "receiving payment for news" means any media entity, person
        employed therein or connected thereto in any manner, directly or
        indirectly receiving payment for any news or analysis relating to any
        election under this Act, not including political advertisements as defined
        under this Act."


'Political advertisement'

7.48.6         Given that the constitutional rationale of prohibiting paid news is
to preserve the right to know of electors, it is pursuant to the same rationale
that political advertisements should be regulated. The purpose of such
regulation is so that political advertisements are clearly understood as paid-for
publications and cannot successfully be disguised as objective, accurate
news. Such advertisement should not qualify as 'paid news' as long as it is
properly disclosed as a political advertisement. To this end, what counts as a
'political advertisement' must be defined. The general definition of
'advertisement' is found in the Code of Self-Regulation for Advertising
published by the Advertising Standards Council of India.317 This needs to be
built upon in the context of political advertisements.

7.48.7          Thus, a new section 2(eb) will be introduced which will read as
follows:

        "2(eb). "political advertisement" means any advertisement paid for by
        any political party, candidate of a political party, any other person
        contesting an election, or any other person connected therewith or
        associated thereto, carrying necessary disclosures as notified by the
        Election Commission in this regard."

(ii)    Electoral offence


7.49.1        Paying for news is a practice that affects free and fair elections.
It affects the electors' right to know and also skews elections in favour of
those who possess economic wherewithal. There are also several attendant
negative consequences in terms of vitiating the atmosphere in which elections
are conducted. It is thus imperative that paying for news be made an electoral
offence as well as receiving payment for it. Consequently, we recommend the
introduction of a new Section 127B for this purpose. Section 127 B will read
as follows:



317 'Advertisement' is defined as 'a paid-for communication, addressed to the public or a
section of it, the purpose of which is to influence the opinions or behaviour of those to whom it
is addressed...'


                                                                                            134
        "127B. Paying for, and receiving payment for news

       (1) Any person who is found paying for news, or receiving payment for
           news shall be punished with imprisonment for a term which may
           extend to three years, and with fine, which may extend to twenty-
           five lakh rupees.
       (2) Nothing contained in sub-section (1) shall apply to payments made
           by registered political parties for the management of official
           publications (print, radio, television and all other electronic) owned
           or controlled by them.

       (3) To avail of the exemption under sub-section (2) all registered
           political parties must disclose their interests in any publication in the
           form and manner notified by the ECI in this regard.

       (4) An attempt to commit an act punishable under sub-section (1) shall
           be punished with imprisonment for a term, which may extend to two
           years, or with fine, which may extend to ten lakh rupees, or with
           both.

       (5) No court shall take cognisance of any offence punishable under this
           section unless there is a complaint made by order of, or under
           authority from, the ECI or the Chief Electoral Officer of the State
           concerned."

7.49.2       Not only will the incorporation of this electoral offence make
paying for news penal, the stringent punishment will ensure that if the
candidate himself is found guilty, then, in all likelihood, he will be disqualified
pursuant to Section 8(3) of the RPA. A provision similar to the suggested
Section 126-D should also be incorporated in the event that it is an offence
committed by a company.

(iii) Corrupt practice

7.50          It is also essential that an election be liable to be declared void
by the High Court if it is found that paid news has vitiated it. For this purpose,
in accordance with Section 100 of the RP Act, it is necessary to make paying
for news a 'corrupt practice' under Section 123 of the RP Act. As
demonstrated above, there is an arguable case that paying for news
constitutes 'undue influence' for the purpose of Section 123(2) of the RP Act.
However it requires evidence to be adduced which might be difficult to obtain.
To remove any difficulty in this regard, a presumption must be established by
law that paying for news would constitute 'undue influence'. Thus we
recommend the introduction of Section 123(2)(a)(iii) which will read as follows:

"(iii) pays for news"


                                                                               135
 This is an addition to a provision which already deems certain acts to
constitute 'undue influence' and achieves the object with minimum legislative
amendment.

(iv)      Disclosure for political advertisements


7.51.1 As demonstrated above, currently guidelines for disclosure of political
advertisements are scattered and non-uniform. In order to curb the practice of
disguised political advertisement, disclosure provisions should be made
mandatory for all forms of media. The purpose of disclosure is two fold: (a) to
help the public identify the nature of the content (paid content or editorial
content), and (b) to keep the track of transactions between the candidates and
the media. Therefore, the extent to which the disclosure is being sought
should serve these purposes. For example, the content should carry in bold
letters "This content is sponsored" or "This is an advertisement". Further, it
should use style including fonts etc. in a way that it can be clearly
distinguished from news. This form should contain the details of the sponsor
of the content. This should be made applicable to all political advertising. A
failure to adhere to this requirement should be considered an electoral
offence.

7.51.2          However, much of the disclosure requirement is a question of
detail that is best left to the discretion of the ECI. It would be unwise for a law
to lay down the specifics of disclosure which might need to evolve over time
and be dynamic across different media. Accordingly, the Commission
recommends the introduction of Section 127C in the RPA which will read as
follows:

       "127C. Non-disclosure of interest in political advertising

          (1) Any political advertisement in any media shall carry a disclosure to
              this effect in the form and manner notified by the ECI in this regard.

          (2) Any person who contravenes the provision of sub-section (1) shall
              be punishable with imprisonment for a term which may extend to six
              months or fine which may extend to five lakh rupees, or both."

7.51.3         A provision similar to the suggested Section 126D discussed in
the next chapter should also be incorporated as section 127D in the event that
it is an offence committed by a company.

          "127D. Offences by companies.-- (1) Where an offence under
          sub-section (1) of Section 127B has been committed by a company,
          every person who, at the time the offence was committed, was in
          charge of, and was responsible to the company for the conduct of the
          business of the company, as well as the company, shall be deemed


                                                                                136
 to be guilty of the offence and shall be liable to be proceeded against
and punished accordingly:

Provided that nothing contained in this sub-section shall render any
such person liable to any punishment provided in this Act if he
proves that the offence was committed without his knowledge or that
he exercised all due diligence to prevent the commission of such
offence.

(2) Notwithstanding anything contained in sub-section (1), where an
offence under this Act has been committed by a company and it is
proved that the offence has been committed with the consent or
connivance of, or is attributable to any neglect on the part of, any
director, manager, secretary or other officer of the company, such
director, manager, secretary or other officer shall also be deemed to
be guilty of that offence and shall be liable to be proceeded against
and punished accordingly.

Explanation.--For the purpose of this section,--
     (a) "company" means any body corporate, and includes a firm
     or other association of individuals; and
     (b) "director", in relation to a firm, means a partner in the firm."




                                                                       137
                                    CHAPTER VIII

                                  OPINION POLLS

      A. Regulation of Opinion Polls in India - A Background

 (i)    Development of opinion polls in India

8.1            Pre-election opinion polls and exit polls have become a regular
feature in the last one and half decades within the Indian electoral landscape.
Opinion polls are conducted by polling agencies and disseminated widely by
the electronic and print media. 318 With the advent of a large number of
television channels and newspapers, the race to conduct election surveys and
publishing them as quickly as possible has become the norm.319 Opinion polls
of large scale samples conducted during the 1980s became important
indicators of overall popular issues and sentiments. 320 The significance of
opinion polls has continued through the 1990s and thereafter. The increase in
the number of opinion polls was accompanied by attempts at regulation,
which will be looked at in this section.

 (ii)   1998 opinion poll guidelines
8.2.1        The earliest attempt to regulate opinion polls was made in 1998
when the ECI took an overall view of the situation and issued an order on
11thJanuary 1998 laying down "Guidelines for Publication and Dissemination
of Results of Opinion Polls/Exit Polls", including government-controlled
electronic media, in connection with the conduct of opinion polls and exit polls
by them. This was done in the wake of impending general elections to the
House of the People and to the Legislative Assemblies of Gujarat, Himachal
Pradesh, Meghalaya, Nagaland and Tripura.321

8.2.2           The said guidelines prohibited publication or dissemination, in
any manner whatsoever, of the result of any opinion poll conducted at any
time, in or by any print or electronic media, after 5:00 p.m., forty-eight hours
before the commencement of the first day of poll for the aforesaid elections,
till the closing of poll in all States and Union territories. More specifically, the
concerned guideline mandated that:


318 Law Commission of India, Consultation Paper on Media Law' May 2014, at 11,
<http://www.lawcommissionofindia.nic.in/views/Consultation%20paper%20on%20media%20l
aw.doc>.
319 Praveen Rai, 'Status of Opinion Polls: Media Gimmick and Political Communication in

India', 49(16) ECONOMIC AND POLITICAL W EEKLY (2014).
320Noro Kondo, Election Studies in India, INSTITUTE OF DEVELOPING ECONOMIES, March 2007,

Discussion Paper No. 98<http://www.ide.go.jp/English/Publish/Download/Dp/pdf/098.pdf>.
321Mendiratta, supra note 161, at 715.




                                                                                   138
       "No result of any opinion poll conducted at any time shall be
      published, publicised or disseminated, in any manner
      whatsoever, in or by any print or electronic media, after 1700
      hours on February 14, 1998 (February 16, 1998 being the first
      day of poll for the aforesaid general elections) and till after the
      closing of poll in all States and Union territories, i.e., 1700 hours
      on March 7, 1998."322

8.2.3 Almost simultaneously, the Press Council of India ('PCI') also
examined the issue of dissemination of results of opinion polls and exit polls
and formulated certain guidelines for the press and the print media. The crux
of the PCI recommendations was that newspapers should not allow their
forum to be used for distortions and manipulations of the elections and should
not allow themselves to be exploited at the hands of interested parties.323

8.2.4 Consequently, the PCI mandated that:

      "No newspaper shall publish exit-poll surveys, however genuine
      they may be, till the last of the poll is over."324

The PCI issued such a guideline primarily because poll dates during an
election are staggered. Hence, the media may end up carrying exit-poll
surveys of the polls already held which would be likely to influence the voters
where the polling is yet to commence.

 (iii) Challenge to the guidelines of the ECI

8.3.1 However, the guidelines issued by the ECI witnessed a vehement
protest from the electronic and print media. Media houses primarily contended
that these guidelines infringed their fundamental right of speech and
expression and also, their right of information under Article 19(1)(a). 325
Constitutionally, this right could only be curtailed by a law which was within
the purview of Article 19(2). The guidelines of the EC were not law made by
Parliament but only an executive instruction which could not curtail anyone's
right under Article 19(1)(a). In R Rajagopal v. Union of India,326 the guidelines
of the EC were formally challenged before the Supreme Court. The guidelines
were also challenged before the High Courts of Delhi327 and Rajasthan328. As

322Election  Commission of India, 'Guidelines for Publication and Dissemination of Results of
Opinion      Polls/Exit    Polls',   Order    No.    ECI/MCS/98/01,     20th January   1998
<http://eci.nic.in/archive/instruction/recent/media/pnxitpoll_FINAL.html>.
323 Press     Council of India, 'Guidelines on Pre-polls and Exit Polls Survey',
<http://presscouncil.nic.in/OldWebsite/history.htm>
324Id.
325Mendiratta, supra note 161, at 717.
326WP No 80 of 1998.
327Frontline v. Election Commission, WP No 449 of 1998.
328SN Tiwari v. Election Commission, WP No 355 of 1998.




                                                                                        139
 common questions of law were involved in all these three petitions, the ECI
sought transfer of the writ petitions to the Supreme Court for disposal under
Article 139A. Upon hearing this batch of petitions in Election Commission of
India v. Union of India,329 the Supreme Court did not stay the operation of the
impugned guidelines which is why they were duly observed by all electronic
and print media at the time of the general elections in February-March 1998.

8.3.2         However, the issue regarding the validity of the ECI guidelines
arose again during the elections to the House of the People and to the
Legislative Assemblies of Andhra Pradesh, Arunachal Pradesh, Karnataka,
Maharashtra and Sikkim held in September-October 1999. The Times of India
Group of Newspapers, as well as certain other newspapers refused to
observe the guidelines issued by the ECI. 330 Consequently, the ECI
approached the Supreme Court for a direction against the Times of India
Group to abide by the Commission's guidelines. Owing to the important
constitutional issues involved in this matter, the Supreme Court referred this
matter to a Constitution bench. The said bench expressed serious doubts
about the constitutional validity of the impugned guidelines infringing the
fundamental rights of the media houses. The Supreme Court also expressed
surprise at how such guidelines could be enforced by the EC in the absence
of any statutory sanction. 331 Consequently, the approach of the Supreme
Court prompted the EC to withdraw its guidelines on 14 th September 1999.332
Such withdrawal meant that there were no restrictions on the conduct of
opinion polls and exit polls or on the dissemination of results of these polls
during the general elections to the House of the People and certain legislative
assemblies held in September-October 1999.

 (iv) Important developments in 2004

8.4.1         The vacuum with regard to guidelines on the publication and
dissemination of results of opinion polls persisted till 2004. To arrive at a
decision by consensus prior to the general elections to the House of the
People that year, the EC convened a meeting of all political parties on 6thApril
2004, to deliberate on the issue of opinion polls and exit polls. The view of the
majority of the political parties was that conducting opinion polls and
publishing the results thereof should not be allowed from the date of issue of
statutory notification calling the election till the completion of the poll. The
suggestion that emerged out of the all-party meet was that in a multi-phased

329WP No 407 of 1999.
330Sukumar   Muralidharan and V. Venkatesan, 'Polls and Opinions', 16(20) FRONTLINE, (Sept.
25-Oct. 8, 1999), <http://www.frontline.in/static/html/fl1620/16200320.htm>.
331Mendiratta, supra note 161, at 718.
332Election Commission of India, 'Guidelines for Publication and Dissemination of Results of

Opinion Polls/Exit Polls - Withdrawal thereof', Order No. ECI/MCS/OP-EP/99, 14th
September 1999 <http://eci.nic.in/archive/press/current/PN140999ORDER.htm>.


                                                                                       140
 election where poll is taken on different dates, such prohibition in conducting
and publishing the results of opinion polls should be for the entire period
starting from the date of notification of the first phase of election and until the
completion of the poll in the last phase.333A similar view was also voiced for
exit polls, and all parties were of the view that in a multi-phased election,
results of exit polls should not be allowed to be published until the completion
of the poll in the last phase. The EC thereafter recommended to the Ministry
of Law and Justice that there should be a specific provision in the
Representation of the People Act, 1951 ('RP Act, 1951'), prohibiting
publication and dissemination of the results of exit polls and opinion polls
during the period mentioned above.

8.4.2         Upon receiving the aforesaid recommendation from the EC, the
Ministry of Law and Justice sought the opinion of the then Attorney General of
India, Mr. Soli Sorabjee in this regard. Mr. Sorabjee was of the view that
prohibiting the publication of opinion polls and exit polls would constitute a
breach of Article 19(1)(a) of the Constitution. Mr. Sorabjee opined that such
prohibition would specifically violate the public's right to know, which has been
held by the Supreme Court to be part of the freedom of speech 334 . He
suggested that certain guidelines could be laid down to provide that while
disseminating results of poll surveys, the agency concerned should provide
the public with sufficient information, such as the:

         (a) Name of the political party or organisation which
             commissioned the survey;
         (b) Identity of the organisation conducting the survey and the
             methodology employed;
         (c) Sample chosen and the margin of error.

8.4.3          Most importantly, Mr. Sorabjee pointed out that the EC, in
exercise of its plenary powers under Article 324 of the Constitution, can issue
directions requiring the media to comply with the guidelines. One of the
significant takeaways from Mr. Sorabjee's opinion was that it did not
contemplate an outright ban on the publication and dissemination of opinion
polls, but regulation by means of guidelines issued by the EC in this regard.

 (v) Amendments to RPA, 1951 - Insertion of Sections 126A and 126B

8.5.1        While duly considering the opinion of the Attorney General, the
ECI pointed out that guidelines issued by it in 1998 regulating the publication
and dissemination of opinion polls had to be withdrawn after the Supreme
Court's observation that the ECI could not enforce them in law against the

333   ECI 2004 Reforms, supra note 203.
334Indian  Express v Union of India, (1981) Supp SCC 87.


                                                                               141
 media. Consequently, the ECI in its 2004 Proposed Reforms Report reiterated
its view that there should be some statutory restriction on publishing the
results of opinion polls and exit polls.335

8.5.2          This recommendation of the ECI was partially accepted by the
Parliament in 2009 when Section 126A was inserted into the RPA.336 The said
provision places certain restrictions on the conduct of exit polls and
dissemination of their results. Under Section 126A of the RPA, the conduct of
exit polls and publishing or publicising by means of print or electronic media or
dissemination in any other manner whatsoever, the result of any exit poll has
been prohibited during such period as the EC may, by a general order notify
in this regard. Significantly, the prohibition on publication of exit polls under
Section 126A extends to both print as well as electronic media.

8.5.3         Contravention of Section 126A has been made punishable
under Section 126A(3) with imprisonment for a term which may extend to two
years or with fine or with both. Additionally, Section 126B has also been
inserted to the RP Act, 1951 for punishment to companies who commit any
offence under Section 126A. If the said offence is committed by a company,
every person who, at the time the offence was committed, was in charge of,
and was responsible to the company for the conduct of the business of the
company, as well as the company, shall be deemed to be guilty of the
offence. However, opinion polls have been kept outside the purview of
Sections 126A and 126B.

 (vi) Opinion polls and self-regulatory standards

8.6.1         While statutory standards for regulation of opinion polls are
lacking, due regard should be had to the self-regulatory standards laid down
by the PCI as well the News Broadcasting Standards Authority ('NBSA') for
the media.

8.6.2         The PCI in its "Guidelines on 'Pre-Poll' and 'Exit-Polls' Survey"
has mandated that opinion polls cannot be conducted 48 hours before the first
phase of polling in a multi-phase election. Further, details of the methodology,
sample size, margin for error and background of the organisation conducting
the poll would have to be indicated whenever such polls are published.

8.6.3         The NBSA has also issued "Guidelines for Election Broadcasts",
which specifically state that:



335ECI   2004 Reforms, supra note 203.
336Representation  of the People (Amendment) Act, 2009.


                                                                             142
       "Special care must be taken to report opinion polls accurately
      and fairly, by disclosing to viewers as to who is commissioned,
      conducted and paid for the conduct of the opinion polls and its
      broadcast. If a news broadcaster carries the results of an opinion
      poll or other election projection, it must also explain the context,
      and the scope and the limits of such polls and their limitations.
      Broadcast of opinion polls should be accompanied by information
      to assist viewers to understand the poll's significance, such as
      the methodology used, the sample size, the margin of error, the
      fieldwork dates, and data used. Broadcasters should also
      disclose how vote shares are converted to seat shares."337

 (vii) Current law and late Mr. Goolam E. Vahanvati's view on opinion
     polls

8.7.1        Currently, opinion polls are barred from being published in
electronic media for 48 hours prior to an election in that polling area under
Section 126(1)(b) of the RP Act, 1951.

      "Section 126(1)(b) - No person shall display to the public any
      election matter by means of cinematograph, television or other
      similar apparatus in any polling area during the period of forty-
      eight hours ending with the hour fixed for the conclusion of the
      poll for any election in that polling area".338

8.7.2          The contravention of Section 126(1)(b) is punishable under
Section 126(2) with imprisonment for a term which may extend to two years or
with fine, or with both.

8.7.3         The ECI has strongly argued for further restriction on publication
of opinion polls. Such restrictions are necessary because Section 126(1)(b)
applies only to electronic media. This essentially means that an anomalous
situation is created where the publication of the findings of opinion polls in
print media remains unregulated.

8.7.4         The constitutionality of a modified version of this provision was
endorsed by an opinion of Late Mr. Goolam E. Vahanvati, former Attorney-
General of India on 13th June 2013. In his opinion, Mr. Vahanvati opined that
since there is no real basis for distinguishing between opinion and exit polls,
opinion polls could also be prohibited from being published for the entire
election phase, analogous to the restriction on exit polls under Section 126A
of the RP Act.339 This opinion was in contradiction with that rendered by Mr.

337 News Broadcasting Standards Authority, 'Guidelines for Election Broadcasts', 24th
November 2011, <http://eci.nic.in/eci_main1/current/NBSA_07032014.pdf>.
338'Election matter', for the purpose of this section, has been defined under Section 126(3) as

'any matter intended or calculated to influence or affect the result of an election.
339Consultation Paper on Media Law, supra note 318.




                                                                                          143
 Sorabjee in 2004 and consequently, the Ministry of Law and Justice referred
the matter to be decided upon by the EC.

8.7.5         In September 2013, the ECI held fresh consultations with
recognised political parties on the issue of banning opinion polls, in
furtherance of which the views of these parties were sought.340 The dominant
view that came across from the views put forth by various political parties was
that opinion polls should not be published or disseminated during the period
starting from the date of notification till the completion of elections. 341 While
the EC's attempt in this direction is laudable, it does not address concerns as
to how such regulation of opinion polls should be carried out.

    B. Issues with Current Regulations

    (i) Effects on the purity of the electoral process

8.8           Legitimate apprehensions regarding the effect of opinion polls
on the purity of the electoral process justify regulation of the same. Among
these are concerns about the accuracy of opinion polls. There are a number
of instances where election results predicted by such polls turned out to be
incorrect, by a large margin. For instance, poll predictions based on election
surveys during the general elections in 2004 went completely haywire for
most of the polling agencies. 342 In 2004, almost all the polls conducted by
media houses predicted that the National Democratic Alliance (NDA) would
be able to retain power at the centre, which eventually did not happen. This
raised questions about the polls being biased, or incorrect in some measure.
Questions regarding certain specific problems with opinion polls have always
existed, some of them being:

    (ii) Potential of opinion polls to influence voters

8.9.1        The central justification for the regulation of opinion polls is the
preservation of the sanctity and integrity of the electoral process. Concerns on
this count arise on the grounds that opinion polls are able to influence
electoral behaviour and distort electoral outcomes.

8.9.2       This influence on electoral behaviour can take two forms,
assuming that opinion polls are properly conducted.343 Both are predicated on

340 ElectionCommission of India, 'Proposal to restrict the publication and dissemination of
opinion polls conducted during elections to Lok Sabha and Legislative Assemblies, No.
3/1/2012/SDR-Vol IV, 12th November 2013.
341Id.
342 Praveen Rai, supra note 319.
343 Herbert A. Simon, Bandwagon and Underdog Effects and the Possibility of Election

Predictions, 18(3) THE PUBLIC OPINION QUARTERLY 245 (Autumn, 1954).


                                                                                      144
 the understanding that the dissemination of social research will alter the
original situation so that it is impossible to accurately predict outcomes. First,
there is the possibility that a bandwagon or contagion effect could result. This
refers to the case where information predicting the victory of a candidate
could lead to votes being switched in his or her favour and away from other
candidates. Second, there is the underdog effect. This refers to voters
switching to favour candidates not predicted to win, so that the prediction or
appearance of success undermines the actual outcome.

8.9.3        There is no clear empirical evidence to precisely demonstrate
the degree to which these effects play out among the Indian electorate, or
even to establish that such effects do operate. Even in jurisdictions (such as
the United States 344 , Canada 345 , Germany 346 and the United Kingdom 347 )
where studies have been undertaken, there is no authoritative understanding
on how much influence opinion polls have on electoral behaviour.

8.9.4         On the other hand, an argument against opinion polls has been
that information from opinion polls confuses voters, or as said by the EC,
'would be a deleterious intrusion into the mind of the voter' 348 . It is also
believed that information from opinion polls may affect voters' perceptions of
the chances that various parties may have of winning and consequently, by
affecting voters' expectations about the outcome of an election, polls may
affect the vote.349 However, certain studies by political scientists suggest that
holding a lead in an opinion poll generally earns an electoral candidate no
more than a 4%-5% lead among undecided voters.350 In fact, opinion polls
published extremely close to the day of polling do not affect public opinion to a
large extent because only a small percentage of voters remain undecided by
then. 351 However, this is not to say that opinion polls do not influence the

344See,  e.g., Richard Henshel and Willian Johnston, The Emergence of Bandwagon Effects: A
Theory, 28 THE SOCIOLOGICAL QUARTERLY, 493 (1987), noting that evidence concerning the
existence of a bandwagon effect in US polls has been mixed.
345 See, e.g., DO POLLS INFLUENCE THE VOTE? IN CAPTURING CAMPAIGN EFFECTS 263-279

(Henry E. Brady and Richard Johnston eds.), finding that polls did influence the vote in the
1988 elections in Canada.
346 See, e.g., Rüdiger Schmitt-Beck, Mass Media, The Electorate, And The Bandwagon. A

Study Of Communication Effects On Vote Choice In Germany, 8(3) INT J PUBLIC OPIN RES
266 (1996), finding that opinion polls in Germany do not appear to mislead voters).
347Catherine Marsh, Back on the Bandwagon: The Effect of Opinion Polls on Public Opinion,

15(1) BRITISH JOURNAL OF POLITICAL SCIENCE 51 (1985).
348Election Commission of India, 'Guidelines for Publication and Dissemination of Results of

Opinion      Polls/Exit    Polls',   Order    No.    ECI/MCS/98/01,     20th  January    1998
<http://eci.nic.in/archive/instruction/recent/media/pnxitpoll_FINAL.html>.
349Andre Blais, Elisabeth Gidengil and Neil Nevitte, 'Do Polls Influence the Vote?', Capturing

Campaign Effects, at 263, <https://www.press.umich.edu/pdf/0472099213-ch11.pdf>.
350Stephen Ansolabehere and Shanto Iyengar, 'Of horseshoes and horse races: Experimental

Studies of the impact of poll results on electoral behaviour', 11(4) POLITICAL COMMUNICATION
413, 417 (1994).
351 Id.




                                                                                         145
 voters at all, only that the margin of voters actually influenced may remain
unclear.

    (iii) Independence of polling agencies
8.10 The independence of the agencies/organisations is threatened by the
possibility of opinion polls being manipulated to favour certain political parties,
or through bias in choosing sample sizes. Apprehensions against opinion
polls arose, for example, in February 2014, when a sting operation by a Hindi
news channel claimed that numerous poll agencies were willing to manipulate
their poll projections by increasing their margin of error by a certain
percentage of points, in favour of certain specific parties. 352Notwithstanding
the effect such manipulations may have on the voting patterns of citizens, it
does shake the confidence of the people in the findings of such opinion polls.
More importantly, for a first-past-the-post system like ours, this can spell
drastic changes in election results and hence, the need for regulation of
opinion polls should be urgently addressed.

    (iv) Issue of robustness in findings

8.11.1         Statistically, opinion polls are often presented as point
estimation, pinpointing a fixed number of seats won by a party. 353 However,
these polls are actually representing estimation with a given degree of
error.354 Essentially, they represent interval estimation, a range of seats for
every political party, and not the exact number of seats that a party would win.
This important fact is generally not made known to the voters. Having
knowledge of the fact of the margin of error in the findings of opinion polls
would make for more informed voters. While the findings of opinion polls in
India are largely considered to be fallible, psephologists believe that crucial
factors such as choosing the optimum sample size, sample design and the
representativeness of the sample can ensure some level of accuracy. 355

8.11.2       It has been argued that a few instances of manipulation, in
whatever manner they exist, do not make a case for an outright ban. Instead,
they call for better regulation of opinion polls, in a manner that will be
recommended in Part 6. As mentioned earlier as well, a total prohibition on
publication and dissemination of results of opinion polls may amount to an
infringement of the right under Article 19(1)(a) of the Constitution. An analysis

352ET  Bureau, 'Sting operation reveals massive manipulation by poll agencies', THE ECONOMIC
TIMES,     26th   February     2014     <http://articles.economictimes.indiatimes.com/2014-02-
26/news/47705569_1_opinion-poll-public-opinion-sting-operation>.
353 Bibek   Debroy, 'Banning Opinion Polls', ECONOMIC TIMES, 6th November 2013
<http://blogs.economictimes.indiatimes.com/policypuzzles/stupidity-of-banning-opinion-
polls/>.
354Id.
355Praveen Rai, supra note 319.




                                                                                         146
 of the manner in which opinion polls are statutorily regulated in other
jurisdictions can provide some insights into how suitable amendments can be
made to the RP Act, 1951 to regulate the same in India.

      C. Regulation in Other Countries

8.12           The ECI's guidelines of 1998 refer to the position in a number of
jurisdictions, noting that a number of "advanced democracies" have placed
restrictions on the conduct of opinion polls. 356 In particular, the guidelines
noted that Canada, France, Italy, Poland, Turkey, Argentina, Brazil and
Colombia have imposed certain restrictions. 357 Some jurisdictions do not
impose any restrictions on the publication of opinion or exit polls. These states
include United States and Australia.

8.13           A number of jurisdictions do, however, regulate opinion polls.
The practice of ensuring a cooling off period before voting commences has
been a feature of a number of democracies, including Canada, France and
Italy. 358 Where such provisions were struck down by courts, an important
consideration related to the proportionality of the measure and its compatibility
with the freedom of expression. The position in some jurisdictions has been
discussed below, which can provide some guidance for regulation of the
conduct of opinion polls in India:

(i)      United Kingdom
8.14.1         The United Kingdom presents an important framework
demonstrating successful self-regulation. There are currently no statutory
restrictions on the publication of pre-election surveys, although the publication
of exit polls taken before voting closes is prohibited by the Representation of
the People Act, 2000. The Act contemplates a fine or imprisonment of no
more than six months for publication of such exit polls.359 The British media is
committed to self-regulation and impartiality. For example, the British
Broadcasting Corporation (BBC), for example, has internal guidelines on
reporting opinion polls that have reportedly been effective for a number of
years:360


356Paragraph   6.
357Id.
358 Article 19: Global Campaign for Free Expression, Comparative Study of Laws and
Regulations      Restricting      the      Publication     of    Electoral    Opinion Polls,
<http://www.article19.org/data/files/pdfs/publications/opinion-polls-paper.pdf>.
359           Representation               of           People's            Act,      2000
<http://www.legislation.gov.uk/ukpga/2000/2/pdfs/ukpga_20000002_en.pdf>.
360       BBC         Draft         Election        Guidelines        for      May    2013
<http://www.bbc.co.uk/editorialguidelines/page/draftelectionguidelines-2013-01-
24/#6.Polls%20and%20other%20tests%20of%20opinion>.


                                                                                       147
            "not leading a programme or bulletin with the results of a pre-
            election poll;
           not including the results of an election survey in a headline;
           not relying on the interpretation given to a poll's result by the
            publication or organization which commissioned it;
           always reporting the expected margin of error, and where the
            gap between the two leading contenders is within the
            combined margin of error, saying so; and
           always reporting the dates of the poll, and who commissioned
            and carried out the poll."

8.14.2        Moreover, the Office of Communications Code, known as the
Ofcom Code, states that broadcasters may not publish the results of any
opinion poll on polling day itself until the election or referendum poll closes.361

(ii)       Canada

8.15.1         The reporting of poll results during federal elections is regulated
by the Canada Elections Act, 2000. The Act prohibits the transmission of new
election survey results to the public on polling day, before the close of all the
polling stations in the electoral district.362

8.15.2         Any person transmitting an opinion poll within 24 hours after
they are first transmitted to the public must provide the following together with
the results:363

           "the name of the sponsor of the survey;
           the name of the person or organization that conducted the
            survey;
           the date on which or the period during which the survey was
            conducted;
           the population from which the sample of respondents was
            drawn;
           the number of people who were contacted to participate in the
            survey; and
           if applicable, the margin of error in respect of the data
            obtained."




361         Section       6.5         The         Ofcom         Broadcasting          Code
<http://stakeholders.ofcom.org.uk/broadcasting/broadcast-codes/broadcast-code/elections/>.
362 Section 328, Canada Elections Act, 2000 <http://laws-lois.justice.gc.ca/eng/acts/e-

2.01/page-87.html#docCont>.
363 Section 326, Canada Elections Act, 2000.




                                                                                     148
 (iii)   France

8.16           Under Article 11 of the Loi 77-808 du 19 Juillet 1977, the
publication and broadcasting of opinion polls was banned for the seven days
preceding each of the two rounds of voting in the country's national elections.
Exit polls were banned until the close of voting. In a landmark decision in
2011, the French Court of Cassation held that the 1977 law violated Article 10
of the European Convention on Human Rights. 364 A new law was adopted in
February 2002 which replaces the week-long prohibition with a 24-hour
publication ban. With the exception of internet sites, no person may publish or
otherwise transmit the results of any opinion poll on the day before the vote.
When opinion poll results are published, the law imposes an obligation on the
media to provide details of the poll's methodology and exit polls remain
prohibited.365

(iv)    Singapore

8.17           Section 78C of the Parliamentary Elections Act, 2001, restricts
the publication of electoral opinion poll results and imposes an outright
prohibition on the publication of exit polls. The blackout period for the
publication of opinion poll results begins with the issuance of the 'writ of
election', at the very beginning of the election campaign, and ends with the
close of all polling stations on polling day.366 Therefore, the publication of poll
surveys is prohibited for the entire period of elections. Furthermore, the Act
lays down that any violation of the above provision shall be a criminal offence
with a fine not exceeding $1,000 and/or imprisonment for a maximum of 12
months.

D.  Opinion Polls - A Case for Regulation, and Not Outright
Ban

8.18          While regulation of the publication of the results of opinion polls
is an urgent necessity, a complete ban on the same would be constitutionally
impermissible. Any restrictions, to whatever degree, on the conduct of public
opinion polls would necessarily implicate the fundamental right to freedom of
speech and expression. At a general level, the idea of deliberative democracy
would require that decisions of public importance, including voting, be

364Amelie  Blocman, 'Incompatible with Article 10 of the ECHR', IRIS Legal Observation of the
European Audiovisual Observatory <http://merlin.obs.coe.int/iris/2001/9/article36.en.html>.
365 Global Campaign for Free Expression, 'Comparative Study of Laws and Regulations

Restricting     the   Publication     of    Electoral    Opinion     Polls',  January   2003,
<http://www.article19.org/data/files/pdfs/publications/opinion-polls-paper.pdf>.
366     Section      78C       of      the      Parliamentary       Elections    Act,    2001
<http://statutes.agc.gov.sg/aol/search/display/view.w3p;ident=6b3d8695-af98-44ee-a989-
3c08f2d6c027;page=0;query=DocId%3A%228cc6883c-c5f5-4e3c-bad4-
e3b6992999a5%22%20Status%3Ainforce%20Depth%3A0;rec=0#pr78C-he->.


                                                                                        149
 undertaken after frank public discussion of the alternatives. Opinion polls
attempt to contribute to this deliberation.

8.19          Outright bans on either the conduct or the publication and
dissemination of exit polls would be entirely inconsistent with existing
constitutional standards, as Mr. Soli Sorabjee concluded in his opinion in
2004. 367 Wholesale bans on opinion polls would not fall within any of the
grounds listed under Article 19(2), or qualify as a reasonable restriction. As a
result, while measures to improve the quality of information supplied to voters
could be seen as furthering the right under Article 19(1)(a), they must do so
while balancing this interest with the right to free expression of those
conducting and/or disseminating opinion polls.

8.20          Former Attorney General of India, Mr. Ashok Desai furnished an
opinion on 13th June 2014 on the proposed amendment of Section 126(1)(b)
of the RP Act, 1951. Notably, Mr. Desai acknowledged that that in a
staggered, multi-phased election, it would not be possible to blank out the
electioneering news in a State going to poll when another State is not, nor
would it be desirable to do so.368 Television broadcasts have a national reach
and are not contained within the boundaries of a particular constituency. Mr.
Desai pointedly mentioned in his opinion that while a direct electoral appeal
cannot be made during the proscribed period in the constituency going to poll,
there is nothing to prevent the media broadcast elsewhere being received in
that very constituency and about the very parties who are contesting in that
area.369 Hence, an outright ban on dissemination of election matter would not
be practicable, keeping in view the reach of electronic as well as print media
in contemporary times.

8.21           The issue of whether opinion polls require regulation engages
the right to freedom of speech and expression in two important ways. First,
those conducting opinion polls do so in exercise of their rights to free speech
under Article 19(1)(a). Any regulation would need to acknowledge this right.
Second, the Supreme Court has acknowledged that a general right to know is
an element of the right to freedom of speech.370 Also the Supreme Court has
recognized, in Union of India v. Association for Democratic Reforms 371, that
voters have a right to information concerning matters that would be relevant to
their choices at the ballot. Regulation would have to be targeted at ensuring
that a real and effective voters' right to information is secured.

367 New  Delhi Bureau, Ban on opinion, exit polls unconstitutional, says Soli Sorabjee, THE
HINDU, 10 April, 2004; Soli Sorabjee, Attorney General of India, Opinion, 8th April, 2004.
368 Election Commission of India, 'Amendment of Section 126 of the Representation of the

People Act, 1951', 29th April 2014.
369 Id.
370 Indian Express v. Union of India, (1981) Supp SCC 87 at 825).
371 Union of India v. Association for Democratic Reforms, 1992 Suppl. (2) SCC 651.




                                                                                      150
 8.22           Regulation of opinion polls also concerns the freedom of the
press, which may not be recognised as a separate freedom, but is folded into
the freedom of speech and expression.372 The freedom of the press serves
the larger purpose of the right of the people to be informed of a broad
spectrum of facts, views and opinions. 373 Opinion polls assist the media in
indicating contemporary concerns and attitudes among the public while also
giving feedback to the media on the state of public opinion at a given point in
time.374 Some guidelines, such as those issued by the PCI and NBSA, already
exist for the regulation of opinion polls. The time is now ripe for statutory
regulation of the conduct of opinion polls by means of an amendment to the
RP Act, 1951. Significantly, there is no empirical evidence as to how much
opinion polls impact the actual voting pattern.375 Hence, an outright ban on the
conduct of opinion polls does not stand justified. Appropriate amendments
need to be inserted within the RP Act, 1951, in a manner specified
hereinafter.

E.     Approach to Amendments

8.23           The Law Commission believes that any amendments to the RP
Act, 1951 with respect to opinion polls must ensure adequate regard to the
public's right to access all relevant information concerning elections. Certain
principles may be duly considered before recommending statutory
amendments to regulate opinion polls. Mr. Ashok Desai's main concern in his
opinion referred to in Part 4 was that to what extent a television broadcast
about the election could be subject to certain prohibition. Mr. Desai's opinion
assumes importance for the Law Commission because it examines the
contours of Section 126(1)(b), currently the only provision regulating opinion
polls, and the duration for which a prohibition can be imposed on display of
'election matter'.376

8.24          Mr. Desai opines that in considering Section 126, it is necessary
to balance two contending principles - the right to free and fair elections along
with the freedom of speech. Since it is a penal provision, it should be strictly
construed in light of the reality of elections in India. Mr. Desai concluded his
opinion on Section 126 with the view that,


372 Sakal Papers (P) Ltd. v. Union of India AIR 1962 SC 305.
373 Consultation Paper on Media Law, supra note 318, at 2.
374 Howard Kushner, Election Polls, Freedom of Speech and the Constitution, 15 OTTAWA L.

REV. 515, 517 (1983).
375 Faizan Mustafa, 'Opinion Polls and Free Speech', THE STATESMAN, 14 November 2013

<http://www.thestatesman.net/news/24788-opinion-polls-and-free-speech.html>.
376 Election Commission of India, 'Amendment of Section 126 of the Representation of the

People Act, 1951', 29th April 2014.


                                                                                   151
       "The increasing changes in the technology of communication
      make it necessary that the Law Commission should have
      another look at the Section and clarify its limits."

8.25          To ensure the independence of the agencies conducting such
polls, and to ensure that their findings raise confidence among the voters,
their credentials should be known to the public. Following the Canadian
example, the organisation conducting or sponsoring the opinion poll/survey
should also transmit its own details along with the results of the opinion polls.
This would facilitate the public to know the source of such findings and would
evoke confidence in the results.

8.26           Apart from the details of the organisation conducting the survey,
the results should also include other particulars, such as size of the sample
surveyed, sampling method adopted, population from which the sample size
was chosen, etc. This will ensure robustness of the findings of the opinion
polls. It has been established that opinion polls, irrespective of the manner in
which they are conducted, will always have a certain margin of error. This fact
should be made known to the public. Whether published in print media or
disseminated through electronic media, findings of opinion polls should
always carry a disclaimer that such findings are only predictions which would
necessarily have a certain margin of error. This would help ensure that the
public is not misled by the results of opinion polls.

F.     Recommendations

(i)    Expand scope of Section 126 of the RPA, 1951
8.27.1        Currently, as discussed above in Part 1 of this Chapter, the ban
under Section 126(1)(b) on display of election matter forty-eight hours before
polling begins is limited to display by means of 'cinematograph, television or
other similar apparatus'. Since this Section is also used to limit the broadcast
of opinion polls and other similar content, the ban applies only to opinion polls
in the electronic and not the print media.

8.27.2       This anomaly in the applicability in the law relating to publication
of election matter must be rectified, particularly in an age where digital and
print media are closely interconnected. Therefore, the Law Commission
recommends that Section 126(1)(b) be amended as follows:

       126 (1) No person shall...
       (a) ...

       (b) publish, publicise or disseminate any election matter by
       means of print or electronic media; or


                                                                             152
       (c)...

      (2)...
      (2A) No court shall take cognisance of any offence punishable under
      sub-section (1) unless there is a complaint made by order of, or under
      authority from, the Election Commission or the Chief Electoral Officer
      of the State concerned.

      Explanation.--For the purposes of this section,--
            (a)"election matter" means any matter intended or calculated to
            influence or affect the result of an election.
            (b) "electronic media" includes internet, radio and television
            including Internet Protocol Television, satellite, terrestrial or
            cable channels, mobile and such other media either owned by
            the Government or private person or by both;
             (c) "print media" includes any newspaper, magazine or
            periodical, poster, placard, handbill or any other document;
            (d) "disseminate" includes publication in any "print media" or
            broadcast or display on any electronic media.

(ii) Add specific sections on disclosures related to opinion polls

8.28.1       While the suggested amendments to Section 126(1)(b) expand
the current restrictions on opinion polls to include print media, it does not
address the concerns expressed in Part 2 of this Chapter regarding the
independence and robustness of the opinion polls themselves.

8.28.2        A number of countries have laws to address these issues, as we
saw in Part 3. The Law Commission believes that India too is at a juncture
where the regulation of opinion polls is necessary to ensure that first, the
credentials of the organisations conducting the poll is made known to the
public, second, the public has a chance to assess the validity of the methods
used in conducting the opinion polls and third, that the public is made
adequately aware that opinion polls are in the nature of forecasts or
predictions, and as such are liable to error.

8.28.3      Accordingly, we recommend that Sections 126C and 126D
addressing opinion polls be added as follows:

      126C. Disclosures relating to opinion polls. -- (1) No person shall
      publish or broadcast the results of an opinion poll without providing the
      following together with the results:
             (a) the name of the sponsor of the survey;



                                                                           153
        (b) the name of the person or organization that conducted the
       survey;
       (c) the date on which or the period during which the survey was
       conducted;
       (d) the population from which the sample of respondents was
       drawn;
       (e) the number of people who were contacted to participate in
       the survey; and
       (f) if applicable, the margin of error in respect of the data
       obtained.
       (g) A declaration that the results are in the nature of predictions,
       to be displayed prominently, in the manner prescribed by the
       Election Commission
       (h) Any other information as may be notified by the Election
       Commission

(2) In addition to the information under   sub-section (1), the publisher
or broadcaster of an opinion poll shall,   within a period of twenty-four
hours after the publication or broadcast   of the opinion poll, publish on
its website a copy of a written report     on the results of the survey
referred to in sub-section (1).

(3) The report referred to in sub-section (2) shall include the following,
as applicable:
       (a) the name and address of the sponsor of the survey;
       (b) the name and address of the person or organization that
       conducted the survey;
       (c) the date on which or the period during which the survey was
       conducted;
       (d) information about the method used to collect the data from
       which the survey results are derived, including
               (i) the sampling method,
               (ii) the population from which the sample was drawn,
               (iii) the size of the initial sample,
               (iv) the number of individuals who were asked to
               participate in the survey and the numbers and respective
               percentages of them who participated in the survey,
               refused to participate in the survey, and were ineligible to
               participate in the survey,
               (v) the dates and time of day of the interviews,
               (vi) the method used to recalculate data to take into
               account in the survey the results of participants who
               expressed no opinion, were undecided or failed to
               respond to any or all of the survey questions, and


                                                                       154
              (vii) any weighting factors or normalization procedures
             used in deriving the results of the survey; and
      (e) the wording of the survey questions and, if applicable, the
      margins of error in respect of the data obtained.
      (f) a copy of the poll as published along with the copy of the
      disclosure under sub-section (1).

(4) The Election Commission may issue further notifications regarding
the manner in which the disclosures under sub-sections (1) and (2)
are to be made.

(5) Any person who contravenes the provisions of this section shall be
punished, on first conviction, with fine which may extend to five lakh
rupees, and in the event of a second or subsequent conviction with
imprisonment of either description for a term which may extend to two
years, and shall also be liable to fine.

(6) No court shall take cognisance of any offence punishable under
this section unless there is a complaint made by order of, or under
authority from, the Election Commission or the Chief Electoral Officer
of the State concerned.

Explanation.--For the purposes of this section, "opinion poll" means a
survey of how electors will vote at an election or of the preferences of
electors respecting any candidate, group of candidates, or political
party.

126D. Offences by companies.-- (1) Where an offence under sub-
section (1) of Section 126C has been committed by a company, every
person who, at the time the offence was committed, was in charge of,
and was responsible to the company for the conduct of the business of
the company, as well as the company, shall be deemed to be guilty of
the offence and shall be liable to be proceeded against and punished
accordingly:

Provided that nothing contained in this sub-section shall render any
such person liable to any punishment provided in this Act if he proves
that the offence was committed without his knowledge or that he
exercised all due diligence to prevent the commission of such offence.

(2) Notwithstanding anything contained in sub-section (1), where an
offence under this Act has been committed by a company and it is
proved that the offence has been committed with the consent or
connivance of, or is attributable to any neglect on the part of, any


                                                                    155
 director, manager, secretary or other officer of the company, such
director, manager, secretary or other officer shall also be deemed to
be guilty of that offence and shall be liable to be proceeded against
and punished accordingly.

Explanation.--For the purpose of this section,--
     (a) "company" means any body corporate, and includes a firm or
     other association of individuals; and
       (b) "director", in relation to a firm, means a partner in the
       firm".




                                                                  156
                                       CHAPTER IX

                              COMPULSORY VOTING

9.1            Provisions regarding voting have been enshrined in the RP Act
and the Indian Constitution, and describe the exercise as a 'right', instead of a
'duty'. Thus, s. 62 of the RP Act expressly talks about the "right to vote" and s.
79(d) clarifies that the "electoral right" of the voter includes the right to "vote or
refrain from voting at an election." Furthermore, Article 326 of the Constitution,
while specifying that elections to the Parliament and the Legislative
Assemblies be conducted on the basis of adult suffrage, states that, "every
person who is a citizen of India... shall be entitled to be registered as a voter
at any such election." The characterisation of the decision to vote as a right,
instead of a duty, has received judicial support.377 For instance, in PUCL v
Union of India, the Supreme Court expressly clarified that the right to vote is a
"pure and simple statutory right."378

9.2            It is thus clear that the decision to vote is considered an exercise
of such a right, and is not a duty prescribed under Part IVA of the Constitution
on Fundamental Duties. However, compulsory voting refers to the practice of
making voting a duty - by requiring citizens of a country to partake in the
electoral process, whether by obliging them to vote or mark their attendance
at the polling place. It has been introduced in some parts of world, both in well
established and newly emerging democracies, with a bid to increase
participation in the democratic process. Recently, on 9 th November 2014,
Gujarat Governor Sri O.P. Kohli gave his assent to the Gujarat Local
Authorities Laws Bill, 2009, thus paving the way for introduction of compulsory
voting in India.

A. Compulsory Voting in India: History and Context

9.3             Compulsory voting was first considered by the Parliament in
1950 during the enactment of the RP Act. Nevertheless, citing practical
difficulties in implementation, it was rejected (led by members such as Dr.
B.R. Ambedkar).

9.4          Then the Dinesh Goswami Committee in 1990 considered the
question of making "voting compulsory" to increase voter turnouts. However,

377 In Lily Thomas v Speaker, Lok Sabha, (1993) 4 SCC 234, the Supreme Court held that
that "right to vote means right to exercise the right in favour of or against the motion or
resolution. Such a right implies right to remain neutral as well." In PUCL v Union of India,
(2003) 4 SCC 399, the Supreme Court stated, "The right to vote for the candidate of one's
choice is of the essence of democratic polity."
378 PUCL v Union of India, (2013) 10 SCC 1, at para 21 (hereinafter "PUCL 2013").




                                                                                       157
 the Committee rejected the idea based on "the practical difficulties involved in
its implementation".379

9.5           Subsequently, in 2001, the Consultation Paper of the NCRWC
on Electoral Reforms again considered, and rejected the proposal for
compulsory voting, noting that it would "not be feasible or advisable at present
... [given that] in our situation, there may be several management and legal
enforceability problems and difficult questions of penalty for not voting."380

9.6            The Tarkunde Committee noted that:

       "We have seriously considered the desirability of making it compulsory
       for voters to cast their votes in these elections. It appears to us that
       compulsory voting may be resented by the voters and may on balance
       prove counter-productive. It is desirable that compliance with the duty
       to cast one's vote should be brought about by persuasion and political
       education, rather than compulsion. Moreover, the implementation of a
       law of compulsory voting is likely to be very difficult and may lead to
       abuse".381

9.7             Pursuant to this, the issue of compulsory voting was discussed
in Parliament in 2004 and 2009, when two Private Members Bill introduced a
bill to that effect. In 2004, Mr. B.S. Rawat introduced the Compulsory Voting
Bill, 2004 "to provide for compulsory voting by the electorate in the country
and for matters connected therewith, be taken into consideration."382 The Bill
was defeated by citing various arguments, inter alia, the coercive nature of the
provision; respecting the active decision of some voters to not engage with
the democratic process; the inability to reach the polling booths; personal
circumstances; and the difficulty of implementation. 383 In 2009, Mr. J.P.
Agarwal tabled another bill on compulsory voting, requiring the State to
concomitantly provide polling booths at convenient locations and making
special arrangements for elderly, disabled, and pregnant voters.384 However,
the then Law Minister Mr. Moily cautioned against such a move observing that
it was coercive; difficult for the government to implement; and ignorant of
causes of non-voting such as illness, preoccupation, and use of force by
political parties. The Bill was later withdrawn.385

379 Goswami Committee Report, supra note 113, at para 11.4, page 38.
380 NCRWC Consultation Paper, supra note 93, at para 17.1.
381 Tarkunde Committee, REPORT OF THE COMMITTEE ON ELECTION EXPENSES, para 18,

<http://lawmin.nic.in/ld/erreports/TarkundeCommitteeReport.pdf>.
382 Motion for Consideration of the Compulsory voting Bill, LOK SABHA DEBATES,

<http://164.100.47.132/LssNew/psearch/result14.aspx?dbsl=2311>.
383 Id.
384 Compulsory voting in India, SAKAL TIMES, 16th November 2014.
385 Government Expresses Inability to Enforce Compulsory voting, THE HINDU, 13th August

2010,      <http://www.thehindu.com/news/national/government-expresses-inability-to-enforce-
compulsory-voting/article568460.ece>.


                                                                                       158
 9.8           Finally, Mr. Atul Saronde petitioned the Supreme Court vide a
PIL, urging it make voting compulsory to counter low voter turnouts and to
ensure the 'representativeness' of the elected governments. On the question
of penalties for failure to vote, Mr. Saronde suggested that the government
disconnect electricity and water supplies and levy fines on the defaulting
voters. Dismissing the petition in April, 2009, the two-judge bench of Chief
Justice Balakrishnan and Justice Sathasivam said, "We are not agreeable to
your suggestion that electricity and water connection should be cut if anyone
does not vote. These are inhuman methods to make a voter go to the polling
booth.386

9.9            Recently, the Gujarat Local Authorities Laws (Amendment) Bill,
2009 was introduced and (now) passed introducing compulsory voting at
local-level elections such as at the Municipality, Municipal Corporation, and
Panchayat level.

9.10         The history of compulsory voting proposals provides an
adequate context within which to situate the larger debate about the
appropriateness of compulsory voting, with specific reference to India.

B.    Evaluating the Arguments For and Against Compulsory
Voting

9.11         The arguments surrounding compulsory voting can be broadly
divided into concerns of participation, equality, democracy, legitimacy, and
other concerns. These will be discussed below.

(i)    Participation: Does compulsory voting increase voter turnouts
       and improve the quality of political engagement?

9.12.1        Arend Lijphart in his influential 1997 essay made two strong
arguments in favour of compulsory voting as a response to the "unequal
electoral participation" in America. These involved the effect of compulsory
voting in countering voter apathy by increasing turnout and in making the
electorate more politically aware and engaged.387 The underlying assumption

386Dhananjaya  Mahapatra, SC Rejects Plea to Make Voting Compulsory, THE TIMES OF INDIA,
18th April 2009, <http://timesofindia.indiatimes.com/india/Supreme-Court-rejects-plea-to-
make-voting-compulsory/articleshow/4415484.cms>; S.Y. Qureshi, Compulsion Won't Work:
Voter Education Key To Participation, HINDUSTAN TIMES, 19th November 2014,
<http://www.hindustantimes.com/comment/analysis/voter-participation-can-be-achieved-
through-systematic-poll-education/article1-1287635.aspx#sthash.3i2OoJZ5.dpuf>.
387 Arend Lijphart, Unequal Participation: Democracy's Unresolved Dilemma, 91(1) THE

AMERICAN POLITICAL SCIENCE REVIEW 1 (1997).



                                                                                    159
 here is that compulsory voting will result in increased voting and
consequently, more informed political participation and debate.

Increase in voter turnouts

9.12.2         On the first argument, it is relatively clear that compulsory voting
results in an increased turnout, with different studies pointing to an increase
between 7 to 17 percentage points. 388 A comprehensive cross-country
Institute for Democracy and Electoral Assistance (hereinafter "IDEA") Study
reveals that the difference in voter turnouts between the 28 countries with
compulsory voting provisions on their statute books (regardless of
enforcement levels) and the 171 countries without such provisions is
7.37%.389

9.12.3        Nevertheless, an increase in participation is a direct corollary of
the severity and strict enforcement of sanctions. Studies have found that
levels of abstention in compulsory voting regimes are highest when the
quantum/type of penalty and the likelihood of its enforcement are high. 390
There are two major impediments arising from this penalty-enforcement
conundrum in the replication of such high levels of turnout in India - the
imposition of a heavy penalty, and being likely to enforce it.

9.12.4        The first is concerned with the determining the type of penalty.
The current law is silent on the form of sanction, and clearly leaves such
determination to the government. Consequently, it is unclear whether the
penalty will amount to unnecessary coercion (as the "inhumane" suggestion
before the Supreme Court in 2009 to cut off electricity and water supplies) or
merely an informal sanction. Examples of the former are found in Peru, where
defaulters cannot access certain government goods and services; Bolivia,
where they are not entitled to receive their salaries for three months; and
Belgium, where non-voters find it difficult to get a job in the public sector.391



388Lijphart; L. Baston and K. Ritchie, TURNING OUT OR TURNING OFF? AN ANALYSIS OF
POLITICAL DISENGAGEMENT AND WHAT CAN BE DONE ABOUT IT (2004); G.B. Powell, Voting turnout
in thirty democracies: Partisan, legal, and socio-economic influences in ELECTORAL
PARTICIPATION: A COMPARATIVE ANALYSIS (R. Rose eds., 1980); M. Franklin, Electoral
Participation in CONTROVERSIES IN VOTING BEHAVIOR (R. Niemi and H.F. Weisberg eds., 4th
edn, 2001); E. Keaney and B. Rogers, A CITIZEN'S DUTY: VOTER INEQUALITY AND THE CASE FOR
COMPULSORY TURNOUT, (London: Institute for Public Policy Research, 2006).
389  IDEA, Compulsory Voting, <http://www.idea.int/vt/compulsory_voting.cfm>. (hereinafter
"IDEA Compulsory voting")
390 Costas Panagopoulos, The Calculus of Voting in Compulsory Voting Systems, 30(4)

POLITICAL BEHAVIOR 455 (2008); Alistair McMillan, Force feeding Democracy, INDIAN EXPRESS,
18th    November    2014,    <http://indianexpress.com/article/opinion/columns/forcefeeding-
democracy/>.
391 IDEA Compulsory voting, supra note 389.




                                                                                       160
 9.12.5         Although currently unspecified, the penalties under discussion
include being disenfranchised; along with the possible denial of BPL cards,
driving licenses, passports, and other services. 392 Such measures are
extreme and will disproportionately and adversely affect the poor or
marginalised in India. The solution to non-voting as McMillan points out
"cannot be to remove people from the electoral process." 393 In fact, an
unintended consequence of such a measure is the disincentive on "qualified
voters" (which is yet undefined) from registering themselves on the voter
registration lists. Moreover, instead of specifying the penalty in the law, the
criminalisation of non-voting has been left to delegated legislation. This vests
great powers with the State, which can use it as a potential tool for
harassment. 394 Conversely, if the penalty amounts to informal sanction - a
mere slap on the wrist - then it will not act as a deterrent or have the desired
effect.

9.12.6         The second concern deals with the difficulty in implementation -
a concern voiced in various committee reports (Dinesh Goswami, National
Commission to Review the Working of the Constitution), Parliamentary
proceedings and Supreme Court decisions. Implementation (at a subsequent
national level) involves the Election Commission making the more than 800
million eligible voters aware of the new law making voting compulsory. The
Commission has to then expend time and resources in sending notices to
each of the non-voters, conduct hearings, and subsequently impose and
implement the stipulated penalties. Former Chief Election Commissioner S.Y.
Qureshi, terming the implementation "practically impossible", cautioned
against adding to the caseload of the already overburdened judicial system.
395 There are additional concerns regarding the registration process and faulty

electoral rolls - voters lists often have defects and have names missing, a fact
mentioned in the Parliamentary debates concerning Mr. J.P. Agarwal's
proposed Bill.396



392  Pratap Bhanu Mehta, Acts of Choice, INDIAN EXPRESS, 22nd December 2009, <
http://archive.indianexpress.com/news/acts-of-choice/557550/>; Contentious Gujarat Voting
Law has RSS Blessing, BUSINESS STANDARD, 11th November 2014, <http://www.business-
standard.com/article/politics/contentious-gujarat-voting-law-has-rss-blessings-
114111000942_1.html>.
393 McMillan, supra note 390.
394 Mehta, supra note 392.
395S.Y. Qureshi, Time to take up 'Right to Reject' Proposal, HINDUSTAN TIMES, 30th January

2012,        <http://www.thehindu.com/todays-paper/tp-national/time-to-take-up-right-to-reject-
proposal-quraishi/article2843742.ece>.
396 Further discussion on the motion for consideration of Compulsory Voting Bill, 2009, LOK

SABHA                                                                               DEBATES,
<http://164.100.47.132/LssNew/Members/DebateResults.aspx?mpno=2399>; RFGI, Analysis
of              Compulsory              voting             in            Gujarat,            <
http://www.rfgindia.org/publications/Analysis%20of%20Compulsory%20Voting%20in%20Guja
rat.pdf>.


                                                                                          161
 Improvement in the quality of political participation and debate

9.12.7        As the above section shows, compulsory voting might not have
an equivalent increase in voter turnout as much in India as other countries.
More importantly however, even guaranteeing higher voter turnout does not
guarantee greater voter participation, as understood in its true, substantive
sense. Many studies have shown that the "second order" effects of
compulsory voting, measured in terms of better civic engagement; increased
political knowledge and interest; and improved quality of participation, do not
follow the more-evident "first order" effects of greater turnout. 397

9.12.8          Thus, Engelen and Hooghe in their 2007 analysis of Belgian
election data concluded that compulsory voting did not produce any
"knowledge effects" amongst those who "voted to avoid sanction."398 Similarly,
an experiment in the 2007 Quebec provincial elections, where compulsory
voting was enforced through financial sanctions saw "little evidence of second
order effects".399 The researchers concluded, "though a sufficient motivator for
getting an uninformed voter to the polls, avoiding foregoing money cannot be
assumed to be a sufficient motivator for getting him or her to learn more about
politics". 400 Such a conclusion is supported by a 2007 study of British and
Australian voters, which found that Australian voters were not better informed
than their British counterparts about their political system, despite being
required by law to vote.401

9.12.9        Interestingly, although the Australian example is widely cited as
a successful model of compulsory voting, it has witnessed a high level (to the
tune of 1-3%) of "donkey voting", which occurs when apathetic voters simply
choose the first name on a ballot.402

 9.12.10     Thus, Kelley and McAllister in their 1984 study attributed the
donkey effect to giving an advantage of 1.3 percentage points to Australian
candidates with a surname in the first third of the alphabet; whereas, such
effects were not visible in the British elections, where there was no


397Mcmillan,   supra note 390.
398  Bart Engelen and Marc Hooghe, Compulsory Voting and its Effects on Political
Participation, Interest, and Efficiency", Paper Presented at the ECPR Joint Sessions
Workshop, COMPULSORY VOTING: PRINCIPLES AND PRACTICE, Helsinki (2007).
399 Peter John Loewen et al., Does Compulsory Voting Lead to More Informed and Engaged

Citizens? An Experimental Test, 41(3) CANADIAN J. OF POL. SC. 655, 656 (2008).
400 Ibid., at 666.
401 Chris Ballinger, Compulsory Voting: Palliative Care for Democracy in the UK, Paper

Presented at the ECPR Joint Sessions Workshop, COMPULSORY VOTING: PRINCIPLES AND
PRACTICE, Helsinki (2007).
402 Amy King and Andrew Leigh, Are Ballot Order Effects Heterogeneous, 90(1) SOCIAL

SCIENCE QUARTERLY 71, 73 (2009).


                                                                                 162
 compulsory voting.403 Concerns about donkey voting led to the introduction of
random, instead of alphabetical, ballot ordering from 1984 in the Australian
House of Representatives elections.

9.12.11        To conclude, there is no evidence that individuals will seek out
more information in a bid to fulfil their voting obligations; and compulsory
voting will not necessarily improve the quality of civic engagement.

(ii)    Equality: Does compulsory voting ensure the enfranchisement of
        the weaker classes?

9.13           The participation argument for compulsory voting has an
associated equality dimension to it. The argument proceeds on the
assumption that voter apathy is more prevalent amongst the weaker,
marginalised socio-economic class and thus compulsory voting will ensure
that their voices get heard. Thus, compulsory voting was justified in Canada
"for boosting electoral turnout amongst the weakest in society"; 404 and in
Belgium "to avoid upper class citizens putting pressure on uneducated or poor
citizens not to vote in the elections". 405 However, such arguments are not
applicable in India, where it is the rich, who often do not exercise their voting
rights, and whose turnout is often lower than the poor.406

(iii)   Democracy:      Does    compulsory    voting    increase    the
        'representativeness' of the government or is it constitutionally
        untenable?

9.14.1        The democratic argument is premised on a substantive notion of
democracy where the elected government is truly representative of (all) the
people, and not just a "self-selecting few". Thus compulsory voting is seen as
increasing the "democratic degree" of elected assemblies.407

9.14.2      While democratic representativeness is a laudable goal,
compulsory voting is not the appropriate means of achieving it. Very simply,

403 Jonathan Kelley, and Ian McAllister. 1984. ''Ballot Paper Cues and the Vote in Australia
and Britain: Alphabetic Voting, Sex and Title, 48(2) PUBLIC OPINION QUARTERLY 452.
404 Henry Milner et al., The Paradox of Compulsory voting: Participation does not Equal

Knowledge, 8(3) IRPP POLICY MATTERS (2007).
405 IDEA, Compulsory voting in Western Europe, in VOTER TURNOUT IN W ESTERN EUROPE,

<http://www.idea.int/publications/voter_turnout_weurope/upload/chapter%203.pdf>
(hereinafter "IDEA, Europe")
406 Amit Ahuja and Pradeep Chibar, Why the Poor Vote in India: If I don't Vote, I am Dead to

the                                                                                   State,
<http://www.polsci.ucsb.edu/faculty/ahuja/aa/Research_files/Ahuja%20and%20Chhibber%20-
%20Why%20the%20Poor%20Vote%20in%20India%3ASCID%20%282012%29.pdf>.
407 Jason Briggs and Karen Celis, For and Against: Compulsory voting in Belgium and Britain,

4(1) SOCIAL AND PUBLIC POLICY REV. 1, 5 (2010).


                                                                                       163
 the government cannot "force-feed" democracy 408 by compelling people to
vote, because doing so violates the cornerstone of democracy and our
Constitution, which is freedom and individual choice. First, Article 326 of the
Constitution makes it very clear that every citizen "shall be entitled to be
registered as a voter at any such election", thereby providing citizens with an
option of not registering themselves as voters. This is buttressed by ss. 62
and 79(d) of the RP Act that expressly talk about the "electoral right" of a
person as including the right to "vote or refrain from voting at an election". The
Supreme Court also talks about the "right" to vote,409 noting that, "the right to
vote for the candidate of one's choice is of the essence of democratic
polity."410

9.14.3         Secondly, as the absence of the right to vote in the Fundamental
Duties prescribed in Part IVA make clear, the Constitution does cast any
"duty" on citizens. This is especially important given the government's failure
to act on the recommendations of Justice Verma's Committee Report of 1998
and the NCRWC's Report on Fundamental Rights, Directive Principles, and
Fundamental Duties to amend Part IVA, Article 51-A to include "duty to vote at
elections, actively participate in the democratic process of governance and to
pay taxes."411 At most voting can be considered a civic duty of every citizen;
but, to enforce it compulsorily is against the principles of an individual liberty.

9.14.4          Thirdly, compulsory voting violates the freedom of expression
guaranteed under Article 19(1) of the Constitution. The Supreme Court has
repeatedly recognised that there is a "fine distinction... between the right to
vote and the freedom of voting as a species of freedom of expression."412
Whereas the right to vote is a statutory right conferred only on the fulfilment of
certain criteria, the actual act of voting ("freedom of voting") is a manifestation
of the freedom of expression.413 Similarly, the Court in the NOTA judgment
clarified that, "a positive 'right not to vote' is a part of expression of a voter in a
parliamentary democracy and it has to be recognized and given effect to in
the same manner as 'right to vote'".414

408 Mcmillan, supra note 390.
409 In Lily Thomas v Speaker, Lok Sabha, (1993) 4 SCC 234, the Supreme Court defined
voting as "formal expression of will or opinion by the person entitled to exercise the right on
the subject or issue." [Emphasis supplied]
410 PUCL v Union of India, (2003) 4 SCC 399.
411 Chapter 3, Fundamental Rights, Directive Principles, and Fundamental Duties, para 3.40.3

in Ministry of Law and Justice, REPORT OF THE NATIONAL COMMISSION TO REVIEW THE W ORKING
OF           THE          CONSTITUTION          Report        of          the        NCRWC,
<http://lawmin.nic.in/ncrwc/finalreport/v1ch3.htm>.
412 Kuldip Nayar v Union of India, (2006) 7 SCC 1; PUCL v Union of India, (2003) 4 SCC 399;

Union of India v Association for Democratic Reforms, (2002) 5 SCC 294, where the Court
said "a voter 'speaks out or expresses by casting vote."
413 The Court in the 2003 PUCL judgment further states, "freedom of voting as distinct from

right to vote is thus a species of freedom of expression."
414 PUCL 2013, at para 37.




                                                                                          164
 9.14.5          The Supreme Court and other government functionaries have
recognised that voters' refrain from voting on account of various factors such
as the poor quality of candidates in the fray; 415 the opportunity cost of
foregoing a daily wage, or the forced homelessness due to riots or natural
disasters;416 the absence of an enabling environment due to problems with
electoral identity cards, and the difficulty in reaching the polling stations.417 In
such cases, "the decision taken by a voter after verifying the credentials of the
candidate either to vote or not is his right of expression under Article 19(1)(a)
of the Constitution."418 Thus, coercing citizens to be involved in the democratic
process contravenes their freedom of expression, while also reeking of
"illiberalism".419

9.14.6         Finally, political science perspectives on the complexity of
democracies argue that democracies need to accommodate dissent and
diversity of views. This includes the option of disengagement, namely "rights
to abstain, to withhold assent, to refrain from making a statement or from
participating" if people believe "voting is mistaken, undesirable, unnecessary
or immoral."420

(iv)    Legitimacy: Does compulsory voting increase the legitimacy of
        elected governments?

9.15.1         The legitimacy argument is connected to the democracy
argument above and posits that elected governments have a stronger
mandate, and hence, greater legitimacy, when more people (or the entire
population) comes out to vote. A corollary of greater participation and political
engagement is the increased accountability of elected representatives, which
only serves to strengthen the government's responsiveness, and thus
legitimacy.421

415 PUCL 2013, at para 37 states, "A voter may refrain from voting at an election for several
reasons including the reason that he does no consider any of the candidates in the field
worthy of his vote."
416Qureshi, supra note 1; Qureshi, supra note 367.
417Why ex-Gujarat Guv Kamla Beniwal vehemently opposed compulsory voting?, BUSINESS

STANDARD, 10th November 2014, <http://www.business-standard.com/article/politics/why-ex-
gujarat-guv-kamla-beniwal-vehemently-opposed-compulsory-voting-114111000972_1.html>.
418 PUCL, 2013, at para 19.
419 Sanjay Hedge, Gujarat's Compulsory voting Experiment Smacks of Illiberalism, ECONOMIC

TIMES, 16th November 2014, <http://articles.economictimes.indiatimes.com/2014-11-
16/news/56137264_1_gujarat-local-authorities-laws-compulsory-voting-municipal-elections>.
As Hegde notes, American philosopher Harold Stearns wrote,"The root of liberalism, in a
word, is hatred of compulsion, for liberalism has the respect for the individual and his
conscience and reason which the employment of coercion necessarily destroys." Harold
Stearns, LIBERALISM IN AMERICA: ITS ORIGIN, ITS TEMPORARY COLLAPSE, ITS FUTURE (1919).
420 Annabelle Lever, Compulsory Voting: A Critical Perspective, 40(4) BR. J. OF POL. SC.

897,924, 926 (2010)
421 Briggs, supra note 407, at 6-7.




                                                                                        165
 9.15.2         Nevertheless, such an argument (erroneously) assumes that
increased participation results in increased political engagement and that
voters will responsibly exercise their new duty to vote. As the "donkey voting"
phenomenon in Australia illustrates, compulsory voting can mask electoral
apathy and create an "illusion of participation",422 whereas legitimacy depends
on a genuine desire to engage with the system.

(v)         Other arguments for and against compulsory voting

9.16.1        Some other arguments espousing compulsory voting highlight
the improvement in public awareness and financial benefits because
resources generally utilised in convincing people to vote are instead focussed
on campaigning on substantive issues. Such opinions fail to consider the cost
of raising awareness about a change in the law and the heavy cost of
implementing (registration, sending notices, conducting show-cause hearings,
adjudicating, and appeals) and enforcing (based on the yet-undefined penalty)
compulsory voting provisions.

9.16.2         More importantly, however, they fail to consider that compulsory
voting hides the problem (and reasons) for voter disengagement, instead of
confronting it. Various courts and committees have alluded to the causes for
voter disillusionment (discussed above), and the need to focus on education
and awareness campaigns that emphasise the importance of voting as a civic
duty. As the then Law Minister of State, Mr. K. Venkatapathy noted while
arguing against Mr. Rawat's Compulsory Voting Bill in Parliament in 2003:

            "... such a participation [in the democratic process] should better come
            out from the people voluntarily rather than by coercion or allurements.
            A sense of duty in this regard should inform the people on their own
            and it is this sense of duty which should be the motivating factor in
            impelling people to turn up at the polling stations in larger numbers."

9.16.3        Instead of seeking a quick fix, or an ornamental change in the
law, politicians should pursue a strong reform agenda focusing on
decriminalisation of politics; inner party democracy; campaign finance reform,
including the removal of black money; and introducing accountability of
elected representatives. Thus, instead of seeking persuasion by compulsion,
the government should seek persuasion by education and action.




422   Ibid., at 6.


                                                                               166
 9.16.4        Interestingly, many have suggested incentive schemes such as
tax rebates or financial benefits 423 to boost electoral participation as an
alternative to criminalising non-voting. Besides being financially burdensome
and hard to administer, introducing money in the voting calculus
fundamentally changes the nature of the right to vote, and the civic duty of
voting. As Michael Sandel persuasively argues money "crowds out" and
erodes important non-market norms of democratic participation and common
good, which should guide our decision to vote. 424

9.16.5        This section has analysed the arguments in favour of and
against compulsory voting to conclude that the latter outweigh the former.
Why then is it common in some parts of the world? The next section analyses
compulsory voting from a comparative perspective to conclude that the
phenomenon is not as pervasive as it appears and international models will
not work in India.

C.      Compulsory Voting: A Comparative Perspective

9.17           Compulsory voting is currently present in the statute books in 28
countries, 425 although such a figure does not give a true picture of the level of
enforcement, which is even lower. Thus, most studies estimate that around 14
countries current enforce compulsory voting provisions. These include many
small countries such as Belgium, Liechtenstein, Luxemburg, Nauru, and one
canton in Switzerland; and others such as Australia, Brazil, Ecuador,
Singapore, Peru, and Uruguay.426 In fact, Dr. Lisa Hill and Jonathon Louth talk
about how the list of countries currently enforcing compulsory voting is
reduced to six, if limited to those with a "history of well-established democratic
norms". 427

9.18 Nor does the 28 countries figure indicate the trend towards which
countries globally are moving. For instance, the fact that both Italy (1993) and
the Netherlands (1967) have abolished compulsory voting; and others such as
Liechtenstein and Greece have moved from a strict to a not-strict or non-
enforcement of compulsory voting laws respectively has lead IDEA to
question:

423 RFGI, surpa note 380; NCRWC Consultation Paper, supra note 93, at 17.1. In their
consultation paper, NCRWC additionally recommend "small incentives" for non-tax payers in
"in the matter of rations, speed of granting certain licenses, passports, etc.... The revenue
lost as a result could be treated as partial state funding of the electoral process. Such policies
might help push electoral turnout up."
424 Michael Sandel, W HAT MONEY CAN'T BUY 112-113 (2013).
425 IDEA Compulsory voting, supra note 389.
426 Id.
427 Dr. Lisa Hill and Jonathoun Louth, Compulsory voting Laws and Turnouts: Efficacy and

Appropriateness,                                                                          (2004),
<http://www.adelaide.edu.au/apsa/docs_papers/Aust%2520Pol/Hill%26Louth.pdf>, at 12.


                                                                                             167
        "Is compulsory voting a dying phenomenon" in western Europe?
       Perhaps in a few years it will only be kept as a 'ghost' in countries'
       constitutions, without any intention to enforce it."428

9.19            Most recently, Fiji abandoned compulsory voting in 2014, Chile
in 2012, and Austria (the last remaining Tyrol district) abolished it in 2004.
Others such as Egypt, Greece, Mexico, Paraguay, and Thailand have stopped
enforcing it.429 When Netherlands abolished compulsory voting in 1967, it did
so citing three reasons - first, the right to vote was a right, which every citizen
could decide whether to exercise or not. Secondly, sanctions against
defaulters were hard to effectively enforce in practice; and finally, tasking
parties with the responsibility of attracting voters would ensure that the
resultant turn out was a better reflection of voters' interest and engagement
with politics.430

9.20           Amongst the countries still enforcing compulsory voting
provisions, most (excluding Australia where defaulters pay a fine) impose
strict penalties. Thus, in Peru, voters must carry their stamped voting card to
obtain certain goods and social services from some public offices.431

9.21          In Brazil, failure to vote results in the imposition of a fine. Failure
to pay the fine however, entitles the State to impose a range of sanctions
including being prohibited from applying for any public position; from receiving
a salary from a public post; from sitting certain professional exams; and from
obtaining a passport, identity card, certain types of loans, and teaching
licenses in public educational institutions432

9.22           In Belgium, failure to vote in four elections within 15 years
results in the disenfranchisement for ten years. But even apart from that, non-
voters might find it difficult to get jobs in the public sector; or if they are civil
servants, be disentitled to any promotion.433

9.23          As discussed above, penalising non-voters by penalising their
poverty (such as in Brazil for failure to pay the fine) or restricting their access
to government services and benefits (such as in Belgium and Peru) are
extremely harsh measures and will not work in the Indian context, with its vast
poverty and unemployment. Conversely, if the fine is too low, then it will only
affect the poor and not change the behaviour of the rich, who do constitute a

428 IDEA, Europe, supra note 405, at 30.
429 IDEA Compulsory voting, supra note 389.
430 IDEA, Europe, supra note 405, at 26 and 29.
431 IDEA Compulsory voting, supra note 389.
432Leticial Chelius, Brazil: Compulsory voting and renewed interest amongst external voters,

<http://www.idea.int/publications/voting_from_abroad/upload/chap5-brazil.pdf> at 129.
433 IDEA, Europe, supra note 405, at 28; IDEA Compulsory voting, supra note 389.




                                                                                       168
 sizeable mass of the non-voting qualified voter population. In both cases,
however, the result will be many court cases and delays in an already
creaking judicial system. For all these reasons, comparative examples do not
provide any justification for the imposition of compulsory voting in India.

   D. Recommendation

9.24           Thus, the Law Commission does not recommend the
introduction of compulsory voting in India and in fact, believes it to be highly
undesirable for a variety of reasons described above such as being
undemocratic, illegitimate, expensive, unable to improve quality political
participation and awareness, and difficult to implement.




                                                                            169
                                       CHAPTER X

                             ELECTION PETITIONS

      A. History

10.1           Article 329(b) of the Constitution provides for the election
petition to be presented to the authority prescribed by law.

10.2           Initially, Article 324(1) of the Constitution specified that ECI shall
be vested with the authority for appointing election tribunals to decide
election-related disputes. Consequently, section 81 of the RPA required all
election petitions to be presented to the ECI, which had the power under
section 86 to appoint election tribunals. In 1956, the composition of these
tribunals was changed from three members, comprising sitting or retired
district judges or advocates with 10 years standing to a single member, being
a sitting or retired district judge. Nevertheless, the ECI found this system
ineffective, given the inordinate delay in the trial of election petitions, caused
partly due to the regular challenge of the tribunals' interlocutory orders before
the High Courts vide Articles 226-227, and sometimes even before the
Supreme Court.434

10.3           This led to the amendment of Article 324(1) and sections 81 and
86, RPA by the Constitution (Nineteenth Amendment) Act, 1966 and the
Representation of People (Amendment) Act, 1966 respectively to remove the
ECI's jurisdiction to hear election petitions and vest it with (ordinarily) a single
judge of the High Court435 vide the newly inserted section 80A, RPA. The aim
was to expedite the disposal of election petitions, as is evident from section
86(7), which envisages an endeavour to conclude the trial within six months.
Section 86 provides that the Chief Justice will refer the election petition
presented before the High Court to the judge or one of the judges assigned by
them for the 'trial' of election petitions. Although in 1975 the Constitution was
further amended to insert Article 329A to stipulate that election petitions
relating to the Prime Minister or the Lok Sabha Speaker would be filed before
the ECI and tried by a special authority consisting of a sitting Supreme Court
judge, Article 329A was deleted in 1978.436


434  Mendiratta, supra note 161, at 1053-1054. See also Hari Vishnu Kamath v Ahmed
Ishaque, 10 ELR 216 on the issue of interlocutory challenge and Article 329(b).
435 In Krishnan Gopal v Prakash Chandra, AIR 1974 SC 209, the Supreme Court held that a

retired High Court judge, requested by the Chief Justice of the High Court to serve as judge
under Article 224A, and whose appointment was consented to by the President, could also
hear election petitions. However, the Supreme Court expressed a preference for a permanent
judge of the High Court.
436 Mendiratta, supra note 161, at 1055.




                                                                                       170
       B. Formalistic Nature of the Current Procedure of Filing a
         Petition

10.4           Unfortunately, the filing and trial of election petitions remains a
very formalistic procedure and moreover, differs amongst High Courts. The
matter is made worse because some states, such as Maharashtra and Goa,
have a common High Court; whereas some High Courts have different
benches in the same State. Additionally, different High Courts have different
rules prescribing the bench to which the election petition can be filed -
whether the Principal Seat of the High Court, or the bench within whose
exclusive jurisdiction the particular contested election was conducted.

10.5            For instance, Mendiratta in his book talks about how an election
petition filed before the Lucknow bench of the Allahabad High Court relating to
an election in Rae Bareli (which fell under the principal seat of the High
Court's jurisdiction) was dismissed as being non-maintainable because it was
not filed in constituency in which the election was conducted, namely Rae
Bareli. Moreover, even the application for transferring the petition to Rae
Bareli was dismissed as non-maintainable because of the exclusive
jurisdiction of both benches and the expiry of the limitation period. 437
Conversely, in Madhya Pradesh for instance, all election petitions are to be
filed before the principal Bench in Jabalpur. Consequently, the Gwalior Bench
of the High Court returned an election petition filed challenging an election in
Gwalior; and when the petition was filed the next day before the principal
Bench in Jabalpur, it was dismissed as being time-barred. The Supreme
Court upheld this decision.438

10.6          The time limit within which an election petition has to be
presented under section 81(1), RPA is 45 days and the petition need not be
presented only to a judge in open court. It can also be presented to the
administrative or ministerial staff of the High Court on the same day. 439
Nevertheless, any delay in presenting the petition will result in its summary
dismissal vide section 86,440 unless the limitation period expires during the
vacation time of the Court. 441 In fact, the High Courts do not have the


437 Ibid, at 1055.
438 Devendra Nath Gupta v Returning Officer, Gwalior Parliamentary Constituency, C.A. No.
7480 of 1997 decided by the Supreme Court on 26.11.1999. See also Mendiratta, supra note
161, at 1055.
439 Raj Kumar Yadav v Samir Mahaseth, (2005) 3 SCC 601; Kishore Jha v Mahavir Prasad,

AIR 1999 SC 3558.
440 KV Rao v BN Reddi, AIR 1969 SC 872.
441 Simhadri Satya Rao v M Budda Prasad, (1994) Supp 1 SCC 449; Hari Tripathi v Shiv

Harsh, [1976] 3 SCR 308. However, see Mohd Ali v Azad Mohd, AIR 1999 SC 3429 when the
election petition filed on the reopening of the Punjab and Haryana High Court was dismissed
as time barred because the limitation period expired in the summer vacation and the Court


                                                                                      171
 discretion, ordinarily accorded to them vide section 5 of the Limitation Act, to
condone the delay in filing the petition. This ruling was premised on the idea
that the RPA is a self-contained code to which the provisions of the Limitation
Act do not apply.442

10.7           Regular rules of impleading proper parties do not apply to
election petitions under the RPA. The Supreme Court in Jyoti Basu v Debi
Ghosal443 rejected the petitioner's impleadment of Jyoti Basu for his alleged
collusion with the returned candidate to commit certain corrupt practices on
the ground ss. 82 and 86(4) only permitted candidates as respondents to an
election petition. The Court's rationale was that the concept of proper parties
"is and must remain alien to an election dispute" under the RPA because such
disputes must be confined between the petitioner and candidates of elections.
Thus, any person, including the ECI or other election authorities, even if
proper parties, cannot be joined as respondents.444

10.8         On the other hand, non-joinder of a candidate who is a
necessary party to the election petitions will result in its summary dismissal
vide section 86(1) and the provisions of the CPC, permitting the subsequent
impleadment of parties, cannot be used as a curative method. Thus, once
there is a non-joinder of a necessary party, the election petition cannot be
amended in any manner to remedy the defect. 445 This rule applies even when
there is an allegation of corrupt practice against a candidate who has not
been joined in the petition as required by section 82(b), 446 regardless of
whether the respondent(s) have condoned this non-compliance or have failed
or been delayed in pointing out this defect.447

10.9         Section 86(1), RPA also statutorily obliges the High Court to
summarily dismiss an improperly presented election petition (the rules of
which vary according to each High Court) under sections 81 or 82. Election
petitions have to be presented by the petitioner personally and cannot be
presented by or through their advocates. 448 Furthermore, section 81(3)
necessitates each petition to be accompanied by as many copies as there are

had issued a notification declaring that it would remain open to hear election petitions in the
summer.
442 Hukumdev Narain v Lalit Narain Mishra, AIR 1974 SC 480; KV Rao v BN Reddi, AIR 1969

SC 872.
443 AIR 1982 SC 983.
444 Michael Fernandes v CK Jaffer Sharief, AIR 2002 SC 1041 and B Sundra Reddy v ECI,

(1991) Supp 2 SCC 624 relying on their earlier decision in Jyoti Basu v Debi Ghosal, AIR
1982 SC 983.
445 Mohan Raj v Surendra Taparia, AIR 1969 SC 677; K Kamaraja Nadar v Kunju Thevar, AIR

1958 SC 687. See also Mendiratta, supra note 161, at 1070.
446 Manohar Joshi v Nitin Patil, AIR 1996 SC 796; NE Horo v Jahan Ara Singh, AIR 1972 SC

1840.
447 Udhav Sing v Madhav Rao Scindia, AIR 1976 SC 744.
448 GV Sreerama Reddy v Returning Officer, (2009) 7 SCJ 432.




                                                                                          172
 respondents, and these 'spare' copies have to be filed at the time of filing the
election petition, or at the very least within the stipulated 45 days to avoid
summary dismissal under section 86. In Satya Narain v Dhuja Ram, 449 the
Deputy Registrar of the High Court gave the petitioner certain time, which
went beyond the limitation period, to file the required number of copies of his
petition. However, despite filing the additional copies within the time limit
prescribed by the Deputy Registrar, the High Court, and subsequently the
Supreme Court dismissed the election petition in limine, ruling that the Deputy
Registrar lacked the requisite authority to grant time. In addition, section 81(3)
requires the petitioner to attest each copy of the election petition under their
own signature as a true copy. Any signature by the petitioner's advocate,
instead of the petitioner, results in the in limine dismissal of the election
petition. 450 Similarly, having served a copy of the election petition to the
respondent with one extra page than was presented before the High Court,
the same cannot be subsequently rectified and results in the in limine
dismissal of the petition.451 Subsequently however, the Supreme Court has
relaxed the rigid compliance with section 81(3) noting that some defects in the
supply of true copies, such as the absence of stamp/seal/signature or
attestation by the notary, are curable.452

10.10          Section 86 of the RPA also obliges the High Court to summarily
dismiss an election petition for non-compliance with section 117's requirement
of a security deposit of Rs. 2000. The High Court is not permitted to reduce or
dispense with the amount of the deposit.453 Nor does section 117 statutorily
permit the Court to grant an extension, as it deems reasonable, to give the
petitioner enough time to collect the requisite Rs. 2000 as security for costs to
ensure compliance.

      C. Appeal Procedure

10.11         Section 116A, RPA expressly provides for the right to appeal,
both on a question of law and fact, against the High Court's order disposing
an election petition under sections 98-99. This includes an appeal against the
High Court's summary dismissal of an election petition under section 86(1),
RPA, 454 although no appeal against an interim or final order can be filed
before a Division Bench of the High Court.455 Being the first court of appeal,
the Supreme Court may reappraise the evidence or reverse a factual finding if
449 AIR 1974 SC 1185.
450 Sharif ud Din v Abdul Gani Lone, AIR 1980 SC 303.
451 Rajendra Singh v Usha Rani, AIR 1984 SC 305. See also Mithilesh Pandey v Baidyanath

Yadav, AIR 1984 SC 305.
452 Ram Prasad Sarma v Mani Kumar Subba, AIR 2003 SC 51.
453 Charan Lal Sahu v Nandkishore Bhatt, 53 ELR 284. See also Mendiratta, supra note 161,

at 1082.
454 Explanation to Section 86(1), RPA.
455 Upadhyaya Devshankaran v Dhirendrasinh Solanki, AIR 1988 SC 915.




                                                                                    173
 it finds that the High Court has improperly or (gravely) erroneously appraised
or appreciated the evidence,456 thus requiring the apex Court to correct the
injustice.457

10.12         The statutory right to appeal was introduced pursuant to the
1966 amendment to the RPA. Before that, the decision of the election tribunal
was final and conclusive under s. 105, RPA, although in 1956, section 116A
was introduced to allow appeals to High Courts.458 The position today is that a
Special Leave Petition before the Supreme Court can only be filed against the
High Court's interlocutory, 459 and not its final order. 460 Additionally, the
Supreme Court can summarily dismiss an election appeal, although such
powers should only be exercised in exceptional circumstances.461 Ordinarily
though, the appeal is treated as a matter of right. Section 116A(2) also
specifies a limitation period of 30 days, although the Supreme Court may
condone the delay in filing the appeal if "if it is satisfied that the appellant had
sufficient cause for not preferring the appeal within such period."

10.13          Section 116B of the RPA provides for a stay of the operation of
the order of the High Court under appeal. In Indira Gandhi v Raj Narain,462 the
Supreme Court clarified the permissible conditions of stay, when it suspended
the disqualification imposed upon the appellant as a consequence of the High
Court's order vide section 8A; and permitted her to sign the Parliamentary
Register, and attend the Lok Sabha's sessions on the condition that she
would not participate in the House's proceedings nor vote nor draw
remuneration in her capacity as MP. However, for all other purposes, the
appellant was to remain an MP.463


      D. Drawbacks in the Present System

10.14         There are three primary drawbacks in the current system of filing
election petitions, namely the non-uniform and formalistic procedure for
presenting the petition, the inordinate delay in the trial of the election petition,

456 Pradip Buragohain v Pranati Phukan, (2010) 5 SCJ 815; Gajanan Bapat v Dattaji Meghe,
AIR 1995 SC 2284
457 Surinder Singh v Hardial Singh, (1985) 1 SCC 961.
458 Mendiratta, supra note 161, at 1149.
459 Ibid., at 1149-1150.
460 Dipak Ruhidas v Chandan Sarkar, AIR 2003 SC 3701.
461 Bolin Chetia v Jogadish Bhuyan, AIR 3005 SC 1872.
462 (1975) 2 SCC 159.
463 Additionally, given that the appellant was the Prime Minister, the Supreme Court also said,

"Independently of the restrictions under para III on her Membership of the Lok Sabha, her
rights as Prime Minister or Minister, so long as she fills that office, to speak in and otherwiseto
take part in the proceedings of either House of Parliament or a joint sitting of the Houses
(without right to vote) and to discharge other functions such as are laid down in Articles 74,
75, 78, 88 etc., or under any other law, and to draw her salary as Prime Minister, shall not be
affected or detracted from on account of the conditions contained in this stay order."


                                                                                              174
 and the system of appeals on any question of law or fact that renders an
appeal almost automatic.

10.15          First, the current procedure of filing election petitions differs
amongst various High Courts - it varies from requiring the petitioner to file the
petition before the Principal Seat of the High Court or the bench within whose
exclusive jurisdiction the particular contested election was conducted. This
issue is particular to those states, which share a common High Court (such as
Maharashtra and Goa) and those Courts that have different benches, such as
Tamil Nadu. The difference in procedures was brought out above, by citing
the examples of the Allahabad and Madhya Pradesh High Courts from
Mendiratta's book. This is sought to be remedied by amending s. 80A, RPA to
provide that in such instances, the election petition shall be filed before the
Principal Seat of the relevant High Court, while retaining the High Courts'
existing discretion to decide to shift the hearing to another bench in the
interests of justice or convenience.

10.16         Secondly, on the parties to the petition, s. 82 currently requires a
petitioner, who is claiming a declaration that they or any other candidate had
been duly elected, to implead all the contesting candidates in the petition.
However, to implead those candidates who had lost their security deposits,
and hence, have no chance of being declared duly elected, only constitutes a
waste of time and resources of both the petition and these candidates. Hence,
section 82 on the parties to the petition should be amended to reflect this
concern.

10.17          Thirdly, the final formalistic nature in the trial of the election
petition is evident in s. 86's mandate to summarily dismiss the election petition
for non-compliance with the provisions of s. 117, RPA on the security of costs.
The rationale behind summary dismissal for non-compliance with the forty-five
day time limit under s. 81 and the requisite number of copies under s. 83 is to
ensure speedy trial and disposal of the petition. For instance, until the
petitioner does not submit as many copies of the petition as respondents, as
required under s. 83, the High Court is unable to issue notice to these
respondents and hence trial cannot commence. Similarly, granting unfettered
discretion to extend the time period beyond the stipulated the forty-five day
time limit to file the election petition under s. 81 can lead to interminable
delays. However, unlike these instances, the election trial can continue even if
the petitioner delays in filing the security for costs. Therefore, s. 86 should not
permit a summary dismissal on those grounds and instead s. 117 should be
amended to allow the Court to grant an extension of time, as it deems
reasonable, to comply with s. 117 and dismiss the petition only on the failure
to deposit the security for costs within this extended period. However, it is
pertinent to note that currently s. 117 provides only for a deposit of Rs. 2000,


                                                                               175
 which is too low and has not been amended since 1996. Hence, the deposit
amount should also increase to Rs. 10,000 in line with inflation.

10.18        Fourthly, currently election petitions are inordinately delayed, a
fact recognised by the 4th ARC Report on Ethics, which stated that "such
petitions remain pending for years and in the meanwhile, even the full term of
the house expires thus rendering the election petition infructuous."464

10.19           To understand the extent of delay in the conclusion of trial, it is
instructive to look at some facts and figures. The dissolution of the 15 th Lok
Sabha in February 2014 rendered infructuous 25 election petitions that were
pending before the High Court challenging the poll victories of many MPs. 465
These petitions, required to be filed within 45 days of the election results
under s. 81, RPA, and endeavoured to be tried as expeditiously as possible,
within six months under s. 86(7), were in fact pending for nearly five years.
Nevertheless, based on RTIs filed with the ECI, the Economic Times reported
that of the 110 election petitions filed after the 2009 Lok Sabha Elections,
none had been decided within six months. In at least 21 petitions, the trial was
concluded only after three years. The Economic Times also found that in
many cases, the appeal was stalled in the Supreme Court, thus denying the
petitioner efficacious relief.466

10.20       The NCRWC in its 2001 presented the following table regarding
the pendency and disposal of election petitions:467

Election held                Number        of   Number          of    Percent    pending
                             election           election petitions    (in %)
                             petitions filed    pending
Lok-Sabha 1999               64                 62                    96.88%
Lok-Sabha 1998               49                 13                    26.53%
Lok-Sabha 1996               52                 13                    25%
Lok-Sabha 1991               86                 15                    17.44%

State Assemblies 2000
Bihar                        12                 12                    100%
State Assemblies 1999
Andhra Pradesh               25                 25                    100%
Karnataka                    26                 26                    100%
Maharashtra                  32                 32                    100%
Arunachal Pradesh            2                  2                     100%


464 ARC Report, supra note 119, at 16.
465 Sanjay  Patil, 5 petitions challenging election of MPs, including P Chidambaram to stay
'alive,            ECONOMIC             TIMES,          28th          February        2014,
<http://articles.economictimes.indiatimes.com/2014-02-28/news/47774290_1_election-
petition-election-results-chief-election-commissioner>.
466 Id.
467 NCRWC Consultation Paper, supra note 93, at para 15.1.




                                                                                      176
 State Assemblies 1998
Madhya Pradesh                42                  32                     76.19%
Rajasthan                     11                  11                     100%
Delhi                         4                   4                      100%
Meghalaya                     2                   2                      100%
Himachal Pradesh              10                  5                      50%
Gujarat                       12                  7                      58.33%
State Assemblies 1996
Assam                         11                  4                      36.36%
Haryana                       20                  5                      25%
Kerala                        17                  11                     64.71%
Tamil Nadu                    8                   6                      75%
Pondicherry                   3                   3                      100%
West Bengal                   22                  17                     77.27%

10.21         Part of the problem lies in the continuous adjournments sought
(despite the stipulations in section 86(6), RPA), the low priority accorded by
the High Court in conducting and concluding the entire trial, and the almost
automatic appeal (on both questions of fact and law) and stay application filed
against a High Court's interim or final order. This results in cases such as
Sushma Swaraj's, whose 2009 Lok Sabha election was challenged by Raj
Kumar Patel. Ms. Swaraj subsequently challenged the maintainability of the
petition, and it took the High Court approximate four years to reject Ms.
Swaraj's application in December 2013. Pursuant to this, she filed an interim
application (an SLP) before the Supreme Court, 468 which was finally
dismissed as being infructuous because of the dissolution of the Lok Sabha in
May 2014. 469 Similarly, Congress MLA, P. Veldurai's election to the Tamil
Nadu Assembly (Cheranmahadevi constituency) in 2006 was set aside by the
Supreme Court in 2011, five years later when he was campaigning for the
next assembly elections in Tamil Nadu.470

10.22          These instances and the above facts reveal how inordinate
delays defeat the purpose of filing an election petition to challenge the poll
victory of the returned candidate. This in turn renders the right to vote illusory
when election petitions, the only remedial mechanism provided to the ordinary
voter against corrupt practices, are decided or dismissed after a majority or
the entire assembly/parliamentary period has passed. Such a delay is
detrimental to democracy, undermines the faith of the people in the electoral

468 SC stays proceedings against Sushma Swaraj on poll petition, ECONOMIC TIMES, 13th
February 2014, <
 http://articles.economictimes.indiatimes.com/2014-02-13/news/47305406_1_poll-petition-
election-petition-rajkumar-patel>.
469 Sushma Swaraj v Raj Kumar Patel, SLP (Civil) No. 2951/2014 on 5 th May 2014.
470 P.H. Paul Manoj Pandian v Mr. P. Veldurai, Civil Appeal No. 4129/2009 decided by the

Supreme Court on 13th April 2011. See also Settle Election Disputes Quickly, THE HINDU, 8th
June            2012,       <http://www.thehindu.com/opinion/editorial/settle-election-disputes-
quickly/article3501800.ece>.



                                                                                           177
 and judicial process and therefore, requires courts to give election petitions
absolute priority. However, the Goswami Committee's proposal for ad hoc
judges to clear the backlog does not address the underlying causes for delay
and hence is not preferable.

10.23          One method of achieving this could be through an amendment
to the law requiring strict abidance with the six-month stipulation in the RPA
and to set up a permanent "election bench" to only deal with election petitions,
a modification of the British 'election court' system described below. The delay
is also partly a result of the overburdening of judges with other work, and the
pressure caused by the pendency, which results in High Court judges
reducing the priority in conducting election trials, since they take time and
effort. Similar recommendations were made to constitute "special courts" or
"election benches" designated for election petitions in the High Court by the
NCRWC; 471 "special tribunals" under Article 323B comprising a High Court
judge and a senior civil servant were recommended by the 4 th ARC.472 The
Goswami Committee on the other hand endorsed the appointment of ad hoc
judges to relieve the regular judges from their normal duty so as to entrust
them with the hearing of the election petitions.473 Moreover, similar to the Law
Commission's recommendations to ensure expedited disposal under the
Arbitration Act and the Commercial Courts Act in its 246th and 253rd Report
respectively, the RPA should be amended to provide for daily hearings,
minimum adjournments, time limits for filing written statements and case
management.

10.24           In this context, it may be mentioned here that the Supreme
Court of India, in a judgment pronounced on 27 February 2015, in the matter
of Mohd. Akbar vs. Ashok Sahu & Ors 474 deemed it desirable to have
dedicated Benches created by the Chief Justice of each High Court to deal
with the election petitions exclusively. As the tenure of the members of the
Parliament and Legislative Assemblies are relatively short, the Supreme Court
felt it desirable that the disputes relating to election are resolved as early as
possible. The Supreme Court attributed various reasons for this, such as:

        12.     ........

        (i)     "Membership of the Legislative bodies under the scheme of our
                constitution is a sacred responsibility. The continuance of any
                member in such bodies who secured his election to such a body
                by legally impermissible means even for a day is most

471 NCRWC Report, supra note 13, at para 4.13.2.
472 ARC Report, supra note 119.
473 Goswami Committee Report, supra note 113, at Chapter IX, para 1.2.
474 Civil appeal No. 2538-40 of 2015, arising out of SLP(Civil) Nos. 2487-2489 of 2015.




                                                                                          178
                undesirable. Such continuance affords an opportunity to such a
               member to take part in the law making process affecting the
               destinies of the people.
       (ii)    Even from the point of view of the contesting candidates, unless
               the rights and the obligations are decided within a reasonable
               time, the adjudication and the consequences of the adjudication
               may eventually remain on paper without any tangible effect
               insofar as the participation of such parties in the legislative
               process.

       13.    However, we are sad to state that invariably the resolution of
       election disputes in this country takes unacceptably long periods in
       most of the cases. Very rarely an election dispute gets resolved during
       the tenure of the declared candidate reducing the adjudicatory process
       into a mockery of justice. Such delay coupled with a right of appeal to
       this Court makes the whole process of adjudication a task in a good
       number of cases. The reasons are many, we will only mention few:

       (i)     .....
       (ii)    .....
       (iii)   The absence of dedicated Benches in the High Court for
               resolution of the election disputes is another factor which
               contributes enormously to the delay in the adjudicatory process."

10.25          Fifthly, on a related note, while efforts at reducing delay focus on
expediting trial, there is no regulation of the time limit within which courts have
to pass an order after the conclusion of arguments. This is no different in the
RPA and thus, for the first time, the Law Commission is recommending such a
time limit.

10.26           Sixthly, the delay in the conclusion of trial extends to the delay
caused by the inevitable filing of appeal in the Supreme Court, both as a
regular appeal on fact and law provided under s. 116A and an interlocutory
appeal filed as an SLP. The order of the High Court is subsequently stayed,
permitting the returned candidate to remain an MP/MLA subject to certain
restrictions. In many cases as noticed above, the petition finally becomes
infructuous with the dissolution of the Parliament or Legislative Assembly.
Hence, s. 116A has to be amended to remove any appeal on fact, and to
remove the unfettered discretion of the courts in accepting an appeal filed
after limitation.

10.27         Finally, it is difficult to reform the current system of election trials
unless there is adequate information available on the extent of the problem -
the number of trials pending, the average time spent in concluding a trial and
in hearing the appeal, any courts with best practices etc.




                                                                                 179
       E. Comparative Practices

10.28        The IDEA Institute has developed a set of guidelines on the
conduct and challenge of elections reproduced below:

         "The legal framework should provide that every voter, candidate and political
          party has the right to lodge a complaint with the competent electoral body or
          court when an infringement of electoral rights is alleged to have occurred.
         The law must require that the appropriate electoral body or court render a
          prompt decision to avoid the aggrieved party losing his or her electoral right.
         The law must provide a right of appeal to an appropriate higher level of
          electoral body or court with authority to review and exercise final jurisdiction
          in the matter. The decision of the court of last resort must be issued promptly.
         The legal framework should provide for timely deadlines for the consideration
          and determination of a complaint and the communication of the decision to
          the complainant."475

10.29          The Venice Commission or the European Commission for
Democracy through Law is another international body dealing with
constitutional law, including election related procedures. More specifically, it is
the independent consultative body of the Commission of Europe with
independent experts as members. Item II.3.3 of the Venice Commission's
Code of Good Practice in Electoral Matters stipulates the primary principles
governing the process for filing an election petition to challenge an election, or
for failure to comply with the electoral law. On the question of challenge, the
Code states:

          "If the electoral law provisions are to be more than just words on a
          page, failure to comply with the electoral law must be open to
          challenge before an appeal body. This applies in particular to the
          election results .... There are two possible solutions:
                appeals may be heard by the ordinary courts, a special court or
                  the constitutional court;
                appeals may be heard by an electoral commission... the
                  commissions are highly specialised whereas the courts tend to
                  be less experienced with regard to electoral issues. As a
                  precautionary measure, however, it is desirable that there
                  should be some form of judicial supervision in place, making the
                  higher commission the first appeal level and the competent court
                  the second."

10.30         The Code further emphasises the importance of keeping the
time limits to lodge appeals and issue rulings as short as possible, keeping
the procedure simple, eliminating formalism to "avoid decisions of


475IDEA, International Electoral Standards: Guidelines for reviewing the legal framework of
elections, <http://www.idea.int/publications/ies/upload/electoral_guidelines-2.pdf>, at 93-94.


                                                                                         180
 inadmissibility", granting wide standing, clearly specifying the jurisdiction of
different courts/tribunals and the appeal powers.476

10.31         Finally, the third international body regulating the resolution of
election disputes is the Office for Democratic Institutions and Human Rights
(hereinafter "ODIHR"), the specialist institution in the Organisation for Security
and Cooperation in Europe dealing with election matters and election
observations. In its Resolving Election Disputes report, the ODHIR makes the
following observations with respect to the prompt resolution of disputes:

       "Considering that the conduct of an election requires prompt decisions
       and actions within a pre-determined timeframe, the procedures
       governing election disputes should differ from those provided for
       general civil disputes. This could be reflected in shorter deadlines and
       a single appeal process, which can be justified so long as sufficient
       time is provided to file complaints and appeals... For each phase or
       facet of the electoral process (such as voter registration or the validity
       of the candidatures), the electoral law should expressly and
       systematically set deadlines for filing complaints and appeals by which
       either the courts or the electoral bodies must reach a decision."

10.32        ODIHR lays down a time period of two months to determine all
complaints and appeals because of its emphasis on ensuring that election
outcomes are not delayed and recognises the ability to challenge election
outcomes as an arguably integral part of the right to free elections under
Article 3 of the First Protocol to the ECHR. 477 The ODIHR in addition
delineates certain general principles along the lines articulated above.

10.33         Apart from these international principles, it in instructive to look
at the system in a similar parliamentary democracy, namely the United
Kingdom. Election disputes in the UK are resolved by an election petition
process before an election court, which comprises two judges of the Queen's
Bench Division, who are on rota for the trial of parliamentary election petitions.
The election court has the same jurisdiction, power and authority as the High
Court; it conducts a full trial, including determining the prevalence of corrupt
practices, concluding with a certified determination to the Speaker of the




476 European Commission for Democracy through Law, Code of Good Practice in Electoral
Matters: Guidelines and Explanatory Report, Adopted by the Venice Commission at its 52 nd
Session,      October        2002,      CDL-AD(2002)023rev-e,      at     29-31        <
http://www.venice.coe.int/webforms/documents/CDL-AD%282002%29023rev-e.aspx>.
477 ODIHR, Resolving Election Disputes in the OSCE Area: Towards a Standard Election

Monitoring                    System,                   OSCE,                   (2000),
<http://www.osce.org/odihr/elections/17567?download=true> at 9-13.


                                                                                    181
 House of Commons.478 The House of Commons is required to give effect to
the election court's decision.

10.34          The procedure for challenging an election in the UK differs from
India in the following significant aspects:479

         "The election court is not a "standing" court or a division of the High
          Court permanently in existence. Instead it is a temporary court (usually)
          constituted in the constituency where the particular election was
          conducted, 480 and once it has concluded its task of deciding the
          petition, the election court cannot revisit or add to its decision
          subsequently. 481
         The returning officer is deemed to be a respondent to the election
          petition if the administration of the election is under question, although
          they are not allowed to bring a petition.482
         The Senior Master of the Queen's Bench Division fixes security for
          costs, although usually the initial cost of bringing a parliamentary
          election petition is over £5,000.483
         The election petition must be filed within 21 days of the date of return,
          although there is "limited power to extend [this] time" period.484 Similar
          to India, courts have regarded compliance with time limits, formal
          requirements and security for costs as "mandatory", with no discretion
          to extend time (under the Civil Procedure Rules) or relax the
          requirements even under exceptional circumstances.485 Nevertheless,
          in a case concerning the extension of time under the Election Petition
          Rules (instead of the 1983 RPA), the High Court granted the same
          citing the disproportionate relation of mandatory time limits to the
          legitimate aim of securing speedy redress of election disputes.486




478  UK Law Commission, Electoral Law in the United Kingdom, SCOPING CONSULTATION
PAPER,         (June      2012),     at     para      4.8,       (hereinafter  "LCI    UK"),
<http://lawcommission.justice.gov.uk/docs/electoral_law_scoping_consultation.pdf>.
479 Ibid. at chapter 4.
480 Section 123(3) of the UK Representation of Peoples Act, 1983 (hereinafter "UK RPA").
481 R v Cripps ex parte Muldoon, [1984] QB 686
482 The Electoral Commission, Changing Elections in the UK, September 2012, at 5

(hereinafter                                     "EC                                   UK"),
<http://www.electoralcommission.org.uk/__data/assets/pdf_file/0010/150499/Challenging-
elections-in-the-UK.pdf>.
483 Rule 4 of the Election Petition Rules 1960; Section 136, UK RPA. See also LCI UK, supra

note 478, at paras 4.32 and 4.33.
484 Section 122, UK RPA. Also see LCI UK, supra note 480,at para 4.33.
485 Williams v The Mayor of Tenby, (1879-80) LR 5 CPD 135; Absalom v Gillett,

[1995] 1 WLR 128 at p 128; Ahmed v Kennedy, [2003] 1 WLR 1820 at [23]. See also LCI UK,
supra note 478, at para 4.35.
486 Miller v Bull, [2009] EWHC 2640 (QB), [43], [68]-[82], [92]-[94].




                                                                                       182
          No appeal can be filed on a question of fact, although questions of law
          can be appealed via a "special case" to the High Court.487 A judicial
          review is also available for any error in law.488
         The election court has a mixture of inquisitorial (it can call and examine
          witnesses unilaterally) and quasi-criminal (the role of the Director of
          Public Prosecutions and the court's duty to report corrupt or illegal
          practices) characteristics."

10.35         In a bid to simply and expedite the process of challenging the
electoral process or alleging that candidates committed electoral offences,
which can take up to two years to decide, 489 the UK Election Commission
assessed the election challenge procedure on two grounds - accessibility and
transparency; and the proceedings - promptness, sanctions, and appeal.
Along with the Law Commission, it has made the following recommendations:

On accessibility and transparency,490

         Locus standi should be granted widely to facilitate the challenge of
          election outcomes and the UK RPA, 1983 should be amended to clarify
          the grounds of challenge and the scope of the election court's
          jurisdiction.491
         Challenge procedures should be simplified and a formalistic approach,
          rendering election petitions inadmissible for procedural errors, should
          be avoided.
         The cost of challenging an election should be none, or should be kept
          to a minimum to prevent deterring citizens from filing election petitions.
         A clear, coherent, consistent, and uniform body of law across different
          elections should govern the resolution of election disputes.
         The challenge process should be transparent and easy to understand.
         Citing the Election Commission's call for simpler and more accessible
          process of challenging elections, the Law Commission has criticised
          the "strict formality and general complexity of election petitions [that]
          constitute a high bar to access to the courts." It has further suggested
          that petitions should only be filed if they affect the outcome of the
          election.492

The proceedings - promptness, sanctions, and appeal493

487 Sections 144, 146(4), UK RPA.
488 R (Woolas) v The Parliamentary Election Court, [2010] EWHC 3169 (Admin).
489 EC UK, supra note 482, at 5.
490 Ibid., at 12.
491 Ibid., at 4,12. See also LCI UK, supra note 478, at para 4.30.
492 Ibid., at para 4.39.
493 EC UK, supra note 482, at 12-13.




                                                                                183
          A decision on the challenge should ideally be given within two months,
          subject to exceptional circumstances.
         In the event of a successful challenge, appropriate sanctions such as
          annulment of election results and holding fresh elections should be
          permissibly authorised.
         Instead of the current provision only permitting the filing of a judicial
          review, the electoral law should provide a statutory right to appeal to a
          body capable of reviewing and exercising final jurisdiction in the matter.
          The appeal should be decided promptly.
         There should be a clear demarcation of the jurisdiction of the courts
          based on the type of case being heard.

10.36           In the United States, the system is vastly different, and
contested election and recount rules vary by States, election types, criteria
and procedures such as standing, procedures, grounds, and security
deposits.494 Further, Article I, Section 5 of the US Constitution states that that
each House shall be the judge of its own elections, returns, and qualifications
of members. Thus, the House is entitled to judge contested elections involving
its seats, and is not bound by agreement of the parties or decisions of state
tribunals, with its determination as to the right to the seat being final and non-
justiciable. 495 At the federal level, election disputes are governed by the
Federal Contested Elections Act, 1969, 2 USC §§ 381 that lays down the
procedure by which defeated candidates may have their claim to the seat be
adjudicated by the House.

    F. Recommendations

10.37        Based on the aforesaid discussion, the Law Commission
proposes the following amendments to the RPA:

    (i)        Section 79

At the end of sub-clause (e), after the words "has been held;", add the
following words "wherever applicable, a reference to the High Court in this
Part shall also be deemed to include a reference to the 'election bench'
designated by the Chief Justice of the relevant High Court in accordance with
the procedure prescribed by this Part;"


494 NationalClearinghouse on Election Administration, Contested Election and Recounts,
(1990),<http://www.eac.gov/assets/1/Documents/Contested%20Elections%20&%20Recounts
%201.pdf> at iii, 5.
495 Roudebush v Hartke, 405 US 15 (1972); GPO, Election Contests and Disputes,

<http://www.gpo.gov/fdsys/pkg/GPO-HPRACTICE-104/pdf/GPO-HPRACTICE-104-23.pdf> at
460.


                                                                                 184
 (ii)      Section 80A

   In sub-section (2) after the words "single Judge of the High Court", add
    the words ", designated as an election bench,".
 Delete the existing sub-section (3) and replace it with the following sub-
    section and explanation:
"(3) Where the High Court functions in more than one State, or where the
High Court has more than one bench, the election petition shall be filed
before the Principal Seat of the relevant High Court.
Explanation - The High Court in its discretion may, in the interests of
justice or convenience, try an election petition, wholly or partly, at the
bench or place other than the Principal Seat of the High Court."

(iii)    Section 82:
 Delete the word "and" present after the semi-colon at the end of sub-
      clause (a).
 After sub-clause (a), insert proviso with the words, "Provided that in
      cases where the petitioner makes an additional declaration that he
      himself or any candidate has been duly elected, no contesting
      candidates who have lost their security deposit shall be joined by the
      petitioner as respondents to his petition;"
 Add the word "and" at the end of the end of the newly added proviso to
      sub-clause (a) after the semi-colon.
 In sub-clause (b), at the beginning, before the words "any other
      candidate", add the following words, "Notwithstanding anything
      contained in sub-clause (a),"

(iv)          Section 86

      In sub-section (1), after the words "section 82", delete "or section 117".
      In sub-section (2), delete the word "one of the" appearing after
       "referred to the judge or"; and delete the word "assigned" appearing
       after "has or have been" and insert the word "designated" in its place;
       and after the words "by the Chief Justice", add the words "as the
       election bench".
      After sub-section (2), add sub-section (2A) with the following words:
       "(2A)(1) There shall be one or more election benches, comprising of
       one or more judges, as designated by the Chief Justice of the High
       Court under Section 80A(2), which shall only be dealing with election
       petitions presented in accordance with the provisions of this Part.
       (2) The trial of an election petition shall be continued from day to day
       until its conclusion, and the election bench shall not grant any
       adjournments unless sufficient cause is made out and may impose


                                                                             185
           costs, including exemplary costs, on the party seeking the
          adjournment.
           (3) Every election petition shall be tried as expeditiously as possible
          and trial shall be concluded within six months from the date on which
          the election petition is presented to the High Court for trial.
          Provided that if the trial is not concluded within six months, the
          designated election bench shall, for reasons to be recorded in writing,
          explain the cause for delay in a report to the Chief Justice of the High
          Court.
          (4) The respondent(s) shall file the written statement within forty-five
          days from the date of service of summons.
          Provided that if the election bench is satisfied that the respondent(s)
          were prevented by sufficient cause from filing the written statement
          within the said period of forty-five days, it may entertain the written
          statement within a further period of fifteen days, but not thereafter.
          Provided further that on expiry of such fifteen-day period, the
          respondent(s) shall forfeit the right to file the written statement and the
          election bench shall not allow the written statement to be taken on
          record thereafter."
         In sub-section (3), delete the words "Judge who" appearing after
          "referred for trial to the same" and replace it with "election bench that"
          instead; and delete the word "his" appearing before "discretion" and
          insert the word "its" in its place.
         Delete entire sub-section (6) since it has already been incorporated in
          sub-section (2A)(2).
         Delete entire sub-section (7) since it has already been incorporated in
          sub-section (2A)(3).


   (v)          Section 98

         In the section, before the words "High Court", add the words "election
          bench of the".
         After sub-section (c), insert the following proviso, "Provided that such
          order of the election bench shall be made within ninety-days from the
          conclusion of arguments."

   (vi)         Inserting a new Section 98A

After Section 98 of the RPA, insert a new section, Section 98A titled
"Collection and disclosure of data by the High Court" in the following words:




                                                                                 186
           "98A. Collection and disclosure of data by the High Court: (1)
          Complete information regarding the number of election petitions filed
          and pending, the status of each petition, the names of the parties, and
          designated election bench shall be maintained and constantly updated
          by each High Court on its website.
          (2) The Election Commission shall prepare an annual report compiling
          the information mentioned in sub-section (1) from all the High Courts,
          and shall publish the said information annually on its website."

   (vii)         Section 99

         In sub-section (1), before the words "High Court", insert the words
          "election bench of the" instead.
         In the proviso to sub-section (1), in sub-clauses (a) and (b) both, before
          the words "the High Court", insert the words "the election bench of"
          instead.

   (viii)        Section 100

         In sub-section (1), before the words "the High Court is of opinion", add
          the words "the election bench of"; and in sub-clause (iv) of sub-clause
          (d) of sub-section (1) before the words "the High Court shall declare",
          add the words "the election bench of".
         In sub-section (2), after the words, "If in the opinion of", add the words
          "the election bench of"; and in sub-clause (d) of sub-section (2) before
          the words "the High Court may decide that", add the words "the
          election bench of".

   (ix)         Section 102

In sub-section (b), before the words "the High Court shall decide between",
add the words "the election bench of".

   (x)          Section 109

In sub-section (1), after the words "only by leave of", add the words "the
election bench of".

   (xi)         Section 112

         In sub-section (2), after the words "under sub-section (1)", add the
          following words, "the election bench of".




                                                                                187
    In sub-section (3), after the words, "to continue the proceedings upon
    such terms as", add the words "the election bench of".

(xii)      Section 116A

   In sub-section (1), delete the words "(whether of law or fact)" appearing
    before "from every order" and insert the words "of law" instead; and
    after the words "from every order made by", delete "a" and insert the
    words "the election bench of the" instead.
   In sub-section (2), before the words "the High Court under", add the
    words "the election bench of".
   Delete the entire proviso to sub-section (2), which starts with the words
    "Provided that the Supreme Court may". Instead add the following
    proviso after sub-section (2): "Provided that if the Court is satisfied that
    the petitioner was prevented by sufficient cause from filing an appeal
    before the Supreme Court within the said period of thirty days it may
    entertain the petition within a further period of thirty days, but not
    thereafter."
   Add a new sub-section (3) with the following words "Every appeal
    under this Chapter shall be tried as expeditiously as possible and every
    endeavour shall be made to conclude the appeal within three` months
    from the date on which the appeal is presented to the Supreme Court
    for hearing."

(xiii)     Section 116B

   In sub-section (1), after the words "application may be made to, add
    the following words, "the election bench of"; and after the words "time
    allowed for appealing therefrom and", add the words "the election
    bench of"; and after the words "application for stay shall be made to",
    add "the election bench of".
   In sub-section (3), after the words, "operation of an order is stayed by",
    add the words "the election bench of".

(xiv)      Section 117

   In sub-section (1), delete the words "two thousand" appearing after the
    words "a sum of" and insert the words "ten thousand" instead.
   After the end of sub-section (1) add the following proviso: "Provided
    that if the election bench of the High Court is satisfied that the
    petitioner was prevented by sufficient cause from depositing the said
    amount of ten thousand rupees, it may grant an extension of such time




                                                                           188
     as it deems reasonable and dismiss the petition if the amount is not
    deposited within the specified extended period."
   In sub-section (2), after the words, "the trial of an election petition,",
    add the words "the election bench of".

(xv)       Section 119

After the words, "costs shall be at the discretion of", add the words "the
election bench of".




                                                                          189
                                       CHAPTER XI

                    NOTA AND THE RIGHT TO REJECT

      A. History and Context Leading Up to the Supreme Court's
         Decision in the NOTA Case

11.1            The proposal to introduce negative voting to reject all the
candidates if voters found them unsuitable was first discussed by the Law
Commission in its 170th Report in 1999, as part of its "alternative method of
election" where candidates would only be declared elected if they obtained
50%+1 of all the valid votes cast. Although agreeable with the 50%+1 idea, on
which negative voting was predicated, 496 the Commission citing practical
difficulties did not issue any final recommendations on the topic of negative
voting.

11.2           The ECI supported the similar introduction of a negative vote,
first in 2001, under James Lyngdoh as the CEC, and then in 2004 under T.S.
Krishnamurthy, in its proposed electoral reforms report. The ECI was
concerned that the introduction of EVMs and the implementation of Rule 49O
of the Election Rules had made it impossible to protect the secrecy of voting
for those who wanted to abstain. Consequently, they proposed a legislative
amendment to Rules 22 and 49B of the Election Rules to introduce "NOTA"
as an option.497 The Background Paper on Electoral Reforms prepared by the
Legislative Department of the Law Ministry in 2010 also favoured the
introduction of negative voting, unlike the NCRWC that found it either
"impracticable or unnecessary."498

11.3          Given the inaction on the government's part, the People's Union
for Civil Liberties filed a PIL on this issue in 2004. In 2013 thereafter, the
Supreme Court struck down Rules 41(2) &(3) and 49O of the Election Rules
as being ultra vires section 128 of the RPA and Article 19(1)(a) of the
Constitution to the extent they violated the secrecy of voting.499 Citing section
128, RPA and Rules 39(1), 41, 49M and 49O of the Election Rules, the Court

496 "The requirement of 50%+1 of the vote can be implemented without implementing the idea
of negative vote simultaneously, though the idea of negative vote, as explained in the working
paper, cannot be implemented without implementing the idea of 50%+1 vote." LCI, 170th
Report, supra note 108, at para 9.29.
497 ECI 2004 Reforms, supra note 203, at 9; ECI Important Electoral Reforms Proposed by

the ECI, <http://eci.nic.in/eci_main/electoral_ref.pdf>, at 4.
498 Background paper, supra note 230, at para 4.3 NCRWC Report, supra note 13, at para

4.7.2.
499 The Court in People's Union of Civil Liberties v Union of India, (2013) 10 SCC 1, [34]

observed "Therefore, secrecy is an essential feature of the "free and fair elections" and Rule
49-O undoubtedly violates that requirement"


                                                                                         190
 noted that the "secrecy of casting vote is duly recognised and is necessary for
strengthening democracy" to maintain the purity of elections.500 Consequently,
given that the right to vote and the right not to vote had been statutorily
recognised, the Court held that secrecy had to be maintained regardless of
whether voters decide to cast or not cast their votes. The Court also relied on
international principles governing the right to secrecy as an integral part of
voting and free elections under Article 21(3) of the Universal Declaration of
Human Rights and Article 25(b) of the ICCPR. It therefore ruled that voters
should have the option of rejecting all candidates who were standing for
elections in their constituency and directed the ECI to include the option of
NOTA in all Electronic Voting Machines.

11.4           The premise of the Supreme Court's decision was that secrecy
of voting is crucial to maintain the purity of the electoral system.
Consequently, introducing NOTA, by guaranteeing the secrecy in casting a
negative or neutral vote, would increase public participation in the electoral
process, which is fundamental to the "strength of democracy." Given that
democracy is "all about choice" and voting constitutes its very "essence", non-
participation in the election can cause "frustration and disinterest". Thus, the
apex Court opined that NOTA would empower the people, thereby
accelerating effective political participation, since people could abstain and
register their discontent (with the low quality of candidates) without fear of
reprisal; simultaneously, it would foster the purity of the election process by
eventually compelling parties to field better candidates, thereby improving the
current situation.

11.5           However, as former CEC, S.Y. Qureshi points out, NOTA is not
the same as the right to reject. He gives an example where even if there are
99 votes cast in favour of NOTA, out of a total 100, the candidate who got
only vote will be declared the winner, for having obtained the most number of
valid votes. 501 The ECI issued a similar clarification that no re-elections will be
called based on a cumulative reading of Rule 64(a) of the Election Rules and
sections 53(2) and 65, RPA. 502 This is because the stated reason for ECI's
demanding the introduction of NOTA was apparently to ensure the secrecy to
the voter casting a negative vote and to prevent a bogus vote in their place;
the right to reject did not figure in their original demands.503 This is evident in

500 PUCL v Union of India, (2013) 10 SCC 1, [26]. The Court relied on its previous decisions in
Kuldip Nayar v Union of India, (2006) 7 SCC 1 and S. Raghbir Singh Gill v S. Gurcharan
Singh Tohra, (1980) Supp SCC 53.
501 S.Y.     Qureshi, Pressure of a Button, INDIAN EXPRESS, 3rd October 2013,
<http://archive.indianexpress.com/news/pressure-of-a-button/1177434/>.
502 ECI, Supreme Court's judgment for "None of the Above" option on EVM- clarification, No.

ECI/PN/48/2013 dated 28.10.2013, < http://eci.nic.in/eci_main1/current/PN_28102013.pdf>.
503 See letter of ECI dated 10th December 2001 to the Secretary, Minister of Law and Justice;

Qureshi, supra note 501.


                                                                                          191
 the Court's judgment - in terms of its emphasis on secrecy described above
and the lack of any discussion on the right to reject, which was not prayed for
by PUCL. Instead, the Court focused on how it hoped that NOTA would
eventually pressurise parties to field sound candidates.

11.6           While some such as Mr. KK Venugopal and ADR supported the
introduction of NOTA and pushed for extending it to include the right to reject,
others such as Mr. Rajeev Dhavan, Mr. SY Qureshi, and Former Secretary-
General of the Lok Sabha, Subhash Kashyap believed that the Court was too
optimistic in thinking that NOTA would lead to cleaner politics.504 In any event,
in the 2014 Lok Sabha Elections, 1.1% of the total votes polled, or just less
than 60 lakh votes were cast in favour of NOTA, although NOTA was not the
most favoured option in any constituency.505

      B. Comparative Practices

11.7          With the exception of Columbia, very few countries accept the
right to reject principle. For instance, Nevada in the US 506 and Manitoba,
Ontario, Alberta, Nova Scotia and Yukon in Canada although recognising a
NOTA-like option, do not let it influence the election results by counting the
votes separately507 or treating them as spoilt ballots. 508 In fact, in the 2014
gubernatorial elections in Nevada, the Democratic nominee Robert Goodman
was elected in his primary, despite polling second after their "none of these
candidates" option.509

11.8         In Europe, the position is not different. Thus, Spanish law
permits voters to validly submit envelopes without ballot papers, which are
counted and declared as "blank votes"510 or "votos en blanco". Although they

504 Manjari Katju, The 'None of the Above' Option, 48(42) ECONOMIC AND POLITICAL W EEKLY
10, 12 (2013).
505 Bharti Jain, "Election Results: NOTA Garners 1.1% of the Country's Vote Share", TIMES OF

INDIA, 17th May 2014, <http://timesofindia.indiatimes.com/news/Election-results-NOTA-
garners-1-1-of-countrys-total-vote-share/articleshow/35222378.cms>; Election Results 2014:
Close to 60 Lakh Voters Chose 'None of The Above' This Time", NDTV, 17th May 2014,
<http://www.ndtv.com/elections/article/election-2014/election-results-2014-close-to-60-lakh-
voters-chose-none-of-the-above-this-time-525984>.
506 NRS 293.269(2), Title 24, Chapter 293 of Nevada Revised Statutes titled "Elections"

permitting the NOTC option, although only "votes cast for named candidates shall be counted
in determining nomination or election."
507 Section 117(2) of the Elections Act, Manitoba, 2006 allowing voters to secretly write

"declined"; Section 53 of the Ontario Elections Act, 1990, Section 107.1(1) of the Election Act,
Alberta, 2000 and Sections 232-233, Yukon Elections Act 2002 providing no secrecy while
allowing voters to "decline" to vote.
508 Section 118 of the Nova Scotia Elections Act 2011 treats a declined vote as a cancelled

vote.
509 Sean Sullivan, Nevada Democrats pick 'None of these candidates' for Governor,

W ASHINGTON POST, 11th             July  2014,    <http://www.washingtonpost.com/blogs/post-
politics/wp/2014/06/11/nevada-democrats-pick-none-of-these-candidates-for-governor/>
510 Sections 96 and 97 of the Representation of the People Institutional Act, 2011.




                                                                                           192
 are considered valid in the allocation of seats in Spain's proportional
representation system, even a majority of blank votes do not necessitate re-
elections. Similarly, in France and Italy, a blank vote is recorded separately
from a void vote, although there is no official space on the ballot.511

11.9          In Sweden, blank ballot papers permit voters to register their
protest secretly. Although the votes are considered invalid, they are counted
and reported separately from other forms of spoilt or invalid votes. Thus, there
is no concept of right to reject. In 2014, Russia re-introduced the "against all"
option on the ballot.512

11.10          Moving on to South America, Brazil with its compulsory voting
provisions recognises both, blank or white votes (voto em branco) that are
conscious sign of protest, and void or null votes (voto nulu) that are spoilt.
However, neither is considered valid or counted for election results'
purposes. 513 Article 77(2) of the Brazilian Constitution stipulates that only
candidates winning a majority of valid votes, excluding blank and invalid
votes, will be elected. The Superior Electoral Court in Brazil has clarified that,
"despite an ongoing myth, even in the event that half of votes cast are
deemed invalid, such circumstances cannot render an election null and
void."514

11.11        Columbia is an exception to the above trend, wherein if the
blank vote gets a majority (50%+1), the election needs to be repeated (only
once more) and the earlier candidates in the invalidated election cannot stand
again.515

      C. Recommendations

11.12       Given the underlying premise of the Supreme Court's decision in
its 2013 NOTA judgment and the ECI's demand for introducing NOTA516 was


511 Chiara Superti, Vanguard of the Discontents: Blank and Null Voting as a Sophisticated
Protest,                 Dissertation               Paper              at               Harvard,
<http://scholar.harvard.edu/files/csuperti/files/supertibnvpaper.pdf>.
512 Tatiana Stanovaya, 'Against All' and for the Kremlin?, INSTITUTE OF MODERN RUSSIA, 21st

January 2014, < http://imrussia.org/en/analysis/politics/646-against-all-and-for-the-kremlin>.
513 Articles 2 and 5 of the Election Law 9504 of 1997; Electoral Code, Law No. 4737 of 1965.
514Superior Electoral Court, 2014 Elections: elections not to be declared null and void even if

more than 50% of votes cast are deemed invalid, Brazil, 28th August 2014, <
 http://english.tse.jus.br/noticias-tse-en/2014/Agosto/2014-elections-elections-not-to-be-
declared-null-and-void-even-if-more-than-50-of-votes-cast-are-deemed-invalid
515 Article 9 of the of Legislative Act 01 of 2009 states "The voting must be repeated just one

more time in order to elect [most democratically elected public officials] when blank votes
constitute the majority of all of the valid votes." See also the government's FAQs at <
http://www.registraduria.gov.co/-Voto-en-blanco-.html>.
516 As former Chief Election Commissioner S.Y. Qureshi notes, "The EC's reason for

demanding the option was not to institute the right to reject. It was to ensure the secrecy of


                                                                                           193
 protecting the secrecy of the voter who wanted to express dissent, the
justificatory rationale for introducing the right to reject has not been made out.

11.13         Good governance, which is purportedly the motivating factor
behind the right to reject, can be successfully achieved without causing the
complications introducing the right to reject will entail. Efforts should instead
be made to implement the already existing provisions on decriminalising
politics and increasing political awareness; and introduce other provisions
such as inner party transparency and election finance reform.

11.14           The preference of other alternatives to improve the quality of
elected representatives instead of favouring the right to reject can be seen
from the above comparative practices, which show that Colombia is one of the
only countries that has such a provision. Most countries with NOTA-like
provisions only count and declare the number of such votes, instead of
factoring it in the final election results.

11.15         For all these reasons, the Law Commission currently rejects the
extension of the NOTA principle to introduce a right to reject the candidate
and invalidate the election in cases where a majority of the votes have been
polled in favour of the NOTA option. However, the issue might be
reconsidered again in the future.




the voter wanting to make a choice that amounts to abstention, and also to ensure that
nobody casts a bogus vote in his place." Qureshi, supra note 501.


                                                                                 194
                                        CHAPTER XII

                                 RIGHT TO RECALL

A. History and Context

12.1         The right to recall (hereinafter "RTR") is one of the facets of
direct democracy that refers to a process whereby an electorate is able to
recall an elected representative for under-performance, corruption, or
mismanagement while still in office, by filing a petition that triggers a re-
election usually after a particular percentage of people sign the petition.

12.2          Currently, provisions for RTR are prescribed for local elections
in Chhattisgarh,517 Madhya Pradesh, Rajasthan, and Maharashtra and there
are demands for introducing this system at the state and parliamentary level.
However, proponents of RTR have not detailed the governing procedural
framework, namely the percentage of electors needed to sign the petition; the
grounds for initiating recall, or indeed whether any grounds are necessary; the
minimum period, if any, after which recall can be initiated; nor specified the
authority competent to decide whether to commence the recall based on the
satisfaction of certain pre-conditions.518 Other questions such as determining
whether voters who did not vote in the original election can initiate a recall,
whether there can be repeated recall petitions, and whether the recall
representative is disqualified from standing in the bye-elections from that or
any constituency also require consensus.519

12.3          The NCRWC in its 2001 report did not favour the introduction of
RTR finding it either "impracticable or unnecessary." 520

B. Analysing the Arguments For and Against the RTR

12.4          The arguments supporting the RTR primarily emphasise the
importance of direct democracy in holding elected representatives to account
by requiring them to seek post-election approval of their electorates. By
providing a tool to dissatisfied citizens to rectify their mistake through "de-
election" of their representatives, RTR serves to deter their under-
performance, mis-management, corruption, or apathy. Supporters also point
out that currently, electoral sanction in the forthcoming elections (often five

517 Section 47 of the Chhattisgarh Nagar Palika Act of 1961 provides for the right to recall of
elected presidents for non-performance. The recall process is initiated when ¾ of the total
elected representatives within the urban bodies write to the district collector demanding recall.
518 Mendiratta, supra note 161, at 1174.
519 Id.
520 NCRWC Report, supra note 13, at para 4.7.2.




                                                                                            195
 years away) is the only means of registering dissatisfaction, and given the
absence of any continuing monitoring or accountability mechanism, RTR is an
important step forward. Simply put, the damage to democratic institutions
should be curtailed through democratic mechanisms and the RTR provides a
"democratic disincentive" for poor performance and abuse of office.521

12.5           Another strand of the argument in favour of RTR is the
consequent improvement in public trust in governance, insofar as many
politicians will deliver good performances and reduce instances of corruption
under threat of recall. Introducing the RTR may also deter candidates from
spending excess amounts during their campaign, for a fear of being recalled.
An incidental benefit is that it will result in voters continually monitoring and
assessing political performance in a bid to determine whether they want to
exercise their RTR.522

12.6           Against these arguments, opponents of RTR refer to various
principled and practical objections. First, RTR can lead to an "excess of
democracy",523 wherein the threat of recall undermines the independence of
the elected representatives - they will either pander to the majoritarian
preferences and prejudices at the expense of safeguarding minority interests
in passing populist measures. Alternatively, they will resort to a "clientelist
distribution of patronage", whereby the elected representatives will use fear or
favour to ensure that they are not recalled.524 In both cases, short-term gains
and instant results will be preferred over long-term, unpopular although
beneficial policies. The legislative wisdom in enshrining a five-year Lok Sabha
or Vidhan Sabha term was premised on the need for time to draft and
implement good policies and to ensure stability. RTR threatens to challenge
that inasmuch as it incentivises representatives to focus on local, constituency
issues instead of larger public interest issues.525 As former Attorney General
of India, Mr. Soli Sorabjee points out, recall "subjects the elected member to
the supervision and control of his constituency. That would impair the free and
independent discharge of his function"526

12.7           Relatedly, as former CEC, S.Y. Qureshi notes the RTR can lead
to greater instability and chaos, with various attempts being made by vested
interests (either other political parties or opponents within the same party) to
trigger the RTR on the smallest of issues and as soon as will be

521 Vinod Bhanu, Right to Recall Legislators: The Chhattisgarh Experiment, 43(4) ECONOMIC
AND POLITICAL W EEKLY   15, 16 (2008).
522 Ibid., at 504.
523 Sonika Bajpayee, Right to Recall Elected Representatives, 6(1) INDIAN L.J. (2013).
524 Suhas Palshikar, Why the Right to Recall is Flawed, INDIAN EXPRESS, 14th September

2011, <http://archive.indianexpress.com/news/why-the-right-to-recall-is-flawed/846143/>.
525 Ibid.
526 Soli Sorabjee, It's a Tightrope Walk, HINDUSTAN TIMES, 2nd September 2011,

<http://www.hindustantimes.com/columnsothers/it-s-a-tightrope-walk/article1-740561.aspx>


                                                                                    196
 permissible.527 Given this considerable uncertainty and tool for (mis)use by
losing candidates, legislators will shift their focus from policy formulation to
saving their constituency seat at all costs.

12.8          Further, as Mr. Sorabjee observes, recall is fraught with serious
consequences for the representative being recalled - for instance, will (and
should) the MP/MLA be given an opportunity to be heard, in consonance with
the principles of natural justice, and to respond to the allegations in the recall
petition. Or which body should be empowered to determine whether the
alleged grounds in the petition, assuming that the RTR law provides for the
specification of such grounds, are justified or not - the civil courts, the ECI or
any other authority?528

12.9          More importantly, debates on the RTR ignore the larger issues
of political reform such as decriminalisation, curtailing money in politics,
internal democracy, and increased public awareness necessary to improve
the quality of representation. Progress in these areas may eventually make
the demand for RTR redundant.

12.10           The biggest practical challenge in implementing RTR has been
articulated by the Mr. S.Y. Qureshi who points out that populated state and
parliamentary constituencies in India (unlike in Switzerland or even the US)
will result in a large number of signatures required to initiate a recall petition,
going into lakhs. Not only will the ECI have to verify the authenticity of every
single signature to prevent fraud, it will also have to determine whether the
signatures are genuine and consensual or obtained via fraud or coercion.529
Thus, introducing the RTR might have unintended effects in increasing
corruption and the use of money and influence if representatives liable to be
recalled try and ensure that a recall petition is not initiated against them.

12.11         Moreover, there is still the question of implementation and the
expenditure of time and monetary resources cost in conducting regular bye-
elections, supplemented by the fear of election fatigue.530

12.12         On the possibility of misuse, there is a fear that the RTR will be
used by dominant caste members to harass lower caste elected
representatives. Thus, Vinod Bhanu points to the Chhattisgarh experience
where one of the recalled presidents was an independent candidate, who
claimed that the BJP and the Congress councillors allied together to initiate
the recall process. Bhanu notes that this has to be seen in the larger context
of allegations of political bias and misusing the provisions for recall. 531

527 Qureshi, supra note 1.
528 Sorabjee, supra note 526.
529 Qureshi, supra note 1.
530 Qureshi, supra note 1; Sorabjee, supra note 526.
531 Bhanu, supra note 521, at 16.




                                                                              197
 Hindustan Times, after surveying the experience in several states, reported
some case studies on the functioning of the RTR. Pertinently, it gave the
example of Dewangarh, a hamlet in Patiala in Punjab, which was reserved as
a Scheduled Caste constituency in 2008. A brick kiln worker, Jaswinder
Singh, was elected as the sarpanch, although the majority of the village's
residents, who were members of the affluent Jat-Sikh community, did not
welcome this. Consequently, during the first half of his five-year term, his
other four colleagues - the panchs - did not attend a single panchayat
meeting, and thereafter, exercised the RTR to remove Singh (Section 19 of
the Punjab Panchayat Act, 1994 permits the panchs to remove a sarpanch
after the completion of half the term, by moving a no-confidence motion
against him). This was viewed by many as a tool for the influential against the
weak and the poor.532

12.13         The RTR, as it is usually applied, is especially dangerous and
liable to misuse in India that follows the first past the post system, where most
winning candidates do not have the support and trust of 50% of their
electorate in the first place. The RTR, which (mostly) requires the support of
50% of the electorate to remove the representative, can thus theoretically be
used to recall most elected representatives in India. This is because any recall
referendum or vote only consists of two options: 'yes' and 'no', or as in
Chhattisgarh an occupied and a vacant seat.

C. Comparative Practices
12.14          In the U.S., 19 states allow the recall of elected state
representatives, although there have only been two successful recall
gubernatorial attempts - in North Dakota in 1921 and California in 2003.533
The process varies across states, but broadly requires an application be filed
to circulate a recall petition, following which the petition is circulated. The
petition has to be signed by a specific number of people within a specified
time and then submitted to the election officials for verification of signatures.
After that, recall election is held.

12.15          In 11 of the 19 states, any registered voter (regardless of
whether they voted in the original election) can initiate the recall process for
any reason and no specific grounds for recall are needed. In fact, the National
Conference of State Legislatures in the US notes, "often, the reasons are
political."534



532     Right    to     Recall?,     HINDUSTAN       TIMES,      3rd      September      2011,
<http://www.hindustantimes.com/newdelhi/right-to-recall/article1-741300.aspx>.
533 National Conference of State Legislatures, Recall of State Officials, 11th September 2013,

<http://www.ncsl.org/research/elections-and-campaigns/recall-of-state-officials.aspx>.
534 Id.




                                                                                         198
 12.16         Canada provides for the RTR for members of the Legislative
Assembly only in British Columbia vide the Recall and Initiative Act 1995.
Here, the Chief Electoral Officer is mandated to decide the validity of the
signed recall petition, which can be submitted on any grounds after 18
months. If the petition meets the requirements of the Act, a bye-election is
conducted within 90 days. Pertinently, of the 24 recall applications approved
since 1995, only one has succeeded in collecting enough signatures, although
it had to be stopped because the concerned MLA resigned. Thus, no bye-
election has ever been conducted.535

12.17          Switzerland recognises the RTR in six of its 26 cantons,
although not at the federal level. The required number of signatures in the
recall petition does not seem to based on a percentage of the electorate and
is instead a fixed number, example 1000 in Schaffhauses and 15,000 in
Ticino. The last successful recall attempt was in November 2003.536

12.18          Venezuela is the only country to have a constitutional RTR,
since its introduction into Venezuelan law in 1999 under the new
Constitution's Article 72. The RTR can also be applied against the Head of
State, and was in fact used against President Hugo Chavez, who survived a
recall election with 60% of the vote.537

12.19          The UK is the latest country to introduce the RTR through its
Recall of MP's Bill 2014-15 introduced in the House of Commons on 11th
September 2014, three years after its first draft Bill was introduced in
December 2011 as a response to the MP's expense crisis in 2009.538 The Bill
outlines two circumstances that trigger the recall - first, a sentence for less
than one year of an MP convicted of an offence (given that any sentence over
a year leads to disqualification); and second, when the "House of Commons
orders the suspension of the MP for at least 21 sitting days--or at least 28
calendar days if the motion is not expressed in terms of sitting days." The
recall petition needs to be signed by 10% of the electorate, following which
the seat will be vacated and bye-elections held, where the recalled MP can
contest again.




535      Elections     BC,    FAQs,    <http://www.elections.bc.ca/index.php/referenda-recall-
initiative/recall/faqs/>. See also Richard Kelly et al., Recall Elections, Parliament and
Constitution Centre, UK House of Commons Library, SN/PC/05089, 12th September 2014, at
8.
536 Kelly, supra note 535, at 7.
537 Ibid., at 8. See also, Direct Democracy, THE ACE PROJECT: THE ELECTORAL KNOWLEDGE

NETWORK, <http://aceproject.org/ace-en/focus/direct-democracy/recall>.
538 Kelly, supra note 535, at 4-5.




                                                                                         199
 D.    Recommendations

12.20          For all the reasons described above, the Law Commission is not
in favour of introducing the RTR in any form.




                                                                         200
                                      CHAPTER XIII

                 TOTALISER FOR COUNTING OF VOTES

13.1           In 2008, the ECI vide letter dated 21.11.2008 to the Secretary,
Ministry of Law and Justice, recommended amending the Election Rules to
provide for the use of a totaliser for the counting of votes recorded in EVMs at
elections. As per the ECI's suggestion, the results of votes polled in a group of
14 EVMs (hence, in 14 polling stations) would be calculated and announced
together, in a change from the current practice of counting votes by each
polling station.539 This is based on technological constraints.
13.2           The underlying rationale behind the ECI's proposal was that the
current system revealed the voting trends in each polling station, thus leaving
the voters in that vicinity open to harassment, intimidation and post-election
victimisation. Prior to the introduction of EVMs, ballot papers could be mixed,
wherever it was considered "absolutely necessary" under Rule 59A of the
Election Rules in light of "apprehend[ed] intimidation and victimisation of
electors" However, EVMs do not permit this. Using a totaliser would increase
the secrecy of votes during counting, thus preventing the disclosure of voting
patterns and countering fears of intimidation and victimisation.

13.3            A totaliser would also help in situations such as witnessed in the
2014 Lok Sabha elections in Hoshangabad, where an EVM at the Mokalvada
polling station in Sohagpur area malfunctioned just minutes before voting was
to conclude at 6 pm. A lone voter, who arrived at the polling station at 5:50 pm
then had to cast their vote in a newly installed EVM. The ECI issued a
clarification that this single vote had to be counted, even if it compromised on
the voter's secrecy and instead stated that one way of dealing with such
situations in the future is the introduction of a totaliser machine to count the
votes recorded on several EVMs contemporaneously.540

13.4         Although the ECI's proposal was referred to a Parliamentary
Committee in 2009, no action was taken on it. In August 2014, the ECI moved
the Law Ministry on this issue again.541 Subsequently in September 2014, the
Supreme Court in a PIL in Yogesh Gupta v ECI542 issued directions to the
government to issue to clarify why no steps were taken pursuant to the ECI's
2008 proposals. Noting that the issue had been referred to the Law

539 ECI Important Electoral Reforms, supra note 497, at 5.
540 Raghvendra   Rao, Lone vote in Hoshangabad EVM to be counted, even if it blows
voter's cover, INDIAN EXPRESS, 14th May 2012, <http://indianexpress.com/article/india/india-
others/lone-vote-in-hoshangabad-evm-to-be-counted-even-if-it-blows-voters-cover/99/>.
541 Election Commission wants to use 'Totaliser' to enhance vote secrecy, ECONOMIC TIMES,

17th        August        2014,        <http://articles.economictimes.indiatimes.com/2014-08-
17/news/52901387_1_law-ministry-ballot-paper-secrecy>/
542 WP (Civil) No. 422/2014 order of the Supreme Court on 08.09.2014.




                                                                                        201
 Commission for consideration, the three-judge bench of the Court asked the
government what concrete steps it had taken on the ECI's suggestions of
using a totaliser to prevent (or reduce) instances of intimidation or
victimisation. 543 In its latest order on 16th January, the Court records the
Government's submission that it would seek the views of the Law
Commission, and the submission of an interim report on the issue.

13.5            The ECI's proposal has also been supported in the Background
Paper on Electoral Reforms prepared by the Legislative Department of the
Law Ministry in 2010.544 Moreover, as the ECI has itself clarified, a "totaliser"
has already been developed by EVM manufacturers to connect several
control units at a time to indicate the total number of votes polled and
recorded in the specified number of polling stations.545 Thus, administratively
it is not difficult to collect information about the number of votes polled by
each candidate for a whole group of polling stations, thus hiding the pattern of
voting in each individual booth.

13.6           For all these reasons, the Law Commission reiterates and
endorses the ECI's suggestion for introducing a totaliser for the counting of
votes recorded in EVMs. Similar to the existing Rule 59A, the Commission
proposes to amend Rule 66A to empower the ECI to decide when, and in
which constituency and polling booths, to employ a totaliser, after taking into
consideration the context of the elections and any threats of intimidation or
victimisation.

Recommendation

13.7      Thus, in Rule 66A of the Election Rules, 1961, in Rule 56C, the
Law Commission recommends that:

      After sub-section (2), a new sub-section (2A) may be inserted with the
      following words:

            "(2A) In the appropriate case, where the Election Commission
             apprehends intimidation and victimisation of electors in any
             constituency, and it is of the opinion that the votes recorded in the
             voting machines should be mixed before counting, it may by
             notification in the Official Gazette, specify such constituency where
             the returning officer shall use a totaliser for the counting of votes
             recorded in a group of electronic voting machines."


543 Can totaliser be used for counting votes, asks SC, THE HINDU, 10th September 2014,
<http://www.thehindu.com/news/national/can-totaliser-be-used-for-counting-votes-asks-
supreme-court/article6398304.ece>.
544 Background paper, supra note 230, at para 6.15.
545 Electronic Voting Machine, <http://pib.nic.in/elections2009/volume1/Chap-39.pdf>.




                                                                                 202
                                        CHAPTER XIV


             RESTRICTION ON GOVERNMENT SPONSORED
                        ADVERTISEMENTS


14.1           Item VII(iv) of the Model Code of Conduct for the Guidance of
Political Parties and Candidates proscribes the issuance of advertisements at
the cost of public exchequer during election period, for the prospects of the
party in power. This is to prevent the Union or State Governments from using
public funds to release advertisements purportedly for the information of the
public, but with a view to influencing the electorate on the eve of elections.
However, the Model Code of Conduct only comes into force from the date of
announcement of the elections and all public (government) spending on
advertisements prior to that is completely unregulated. The operationalisation
of the Model Code of Conduct nevertheless, creates a false dichotomy
because the actual announcement of a date for the elections is a technical
point - political parties are well aware of the impending elections long before
the ECI officially notifies the dates. The party in power is thus uniquely
positioned to issue government sponsored advertisements that highlights its
achievements, giving it an undue advantage over other parties and
candidates.

14.2          Keeping this in mind, in 2004, the ECI recommended a ban on
advertisements "in any manner" of the achievements of the incumbent
government for six months prior to the date of expiry of the term of the House
to prevent the misuse of public funds. Moreover, in cases of premature
dissolution, the ECI's scheme would come into place from the date of
dissolution    of   the    House.     An    exception    was    provided    for
"advertisements/dissemination of information on poverty alleviation and health
related scheme." Apart from this, the ECI recommended that the name or
symbol of the political party should not appear in any banners or hoardings in
public places depicting the government's achievements. The ECI's proposal
found support in the Background Paper on Electoral Reforms prepared by the
Legislative Department of the Law Ministry in 2010.546

14.3         The Law Commission supports and reiterates the general thrust
of the ECI's proposal of regulating and restricting government sponsored
advertisements prior to elections to maintain the purity of elections, prevent
the use of public money for partisan interests, and ensure that no party or
candidate gets an undue advantage over another in the spirit of free and fair

546   Background paper, supra note 230, at para 6.4.


                                                                           203
 elections. The six-month period for the proposed ban is premised on the ECI's
powers under the proviso to ss. 14(2) and 15(2) of the RPA to issue a
notification for the conduct of the general elections to the Lok Sabha or the
State Legislative Assembly within six months prior to the date of expiration of
the Lok Sabha or the Assembly. An amendment in the law will reflect the
concerns sought to be tackled in the Model Code of Conduct and will ensure
regulation in the period prior to the announcement of the elections, thus
improving democracy, human rights and good governance.

14.4           Such an amendment is also consonant with the recently
released Guidelines on Content Regulation of Government Advertising of a
three-member committee comprising Professor N.R. Madhav Menon, former
Lok Sabha secretary general T.K. Vishwanathan and present Solicitor
General Mr. Ranjit Kumar, and appointed by the Supreme Court to examine
the misuse of public funds in government advertisements. The Committee
sought to prevent the "arbitrary use" of the taxpayers' money to project
political personalities/governments/parties without attendant public interest,
and to promote private interests, by banning or severely restricting
government advertisements that glorify political personalities or the ruling
party, particularly on the eve of elections. Thus, it recommended that
government advertisements be politically neutral and avoid photographs of
political leaders, and only if it is essential then the photographs of the Prime
Minister/Chief Minister or President/Governor be used. It also endorsed the
ECI's suggestions on the "severe" restrictions on government advertisements
six months prior to elections.547 The guidelines are meant to apply till they are
superseded by a validly enacted law, and the Law Commission's
recommendations will help achieve that.

14.5          Further, the exception the advertisements regarding poverty
alleviation and health related schemes should not carry any names or
photographs of the leaders, in line with the Supreme Court-appointed
committee's guidelines. It is imperative that any such legislative amendment
should apply to all forms of print and electronic media and to banners and
hoardings in public places.




547  Court     Guidelines    to    govern      ads,    THE    HINDU,   7th   October     2014,
<http://www.thehindu.com/news/national/court-guidelines-to-govern-govt-
ads/article6476557.ece>; Government ads should not project political leaders, panel tells SC,
BUSINESS STANDARD, 8th January 2015, <http://www.business-standard.com/article/news-
ians/government-ads-should-not-project-political-leaders-panel-tells-sc-
115010801351_1.html>; SC Panel Comes out with Guidelines on Government
Advertisements,           INDIAN          EXPRESS,           6th        October          2014,
<http://indianexpress.com/article/india/india-others/sc-panel-comes-out-with-guidelines-on-
govt-advertisements/>.


                                                                                         204
 Recommendation

14.6         For these purposes, the Law Commission recommends the
insertion of a new Chapter, Chapter VIIB in Part V of the RPA titled
"Restriction on Government Sponsored Advertisements". It will read as
follows:

     "CHAPTER VIIB:        RESTRICTION     ON    GOVERNMENT       SPONSORED
     ADVERTISEMENTS

     75B. Restriction on Government Sponsored Advertisements. - No
     Central or State government, as the case may be, shall, publish any
     advertisements of achievements of the Central of State government
     either in the print media, electronic media, or by way of banners or
     hoardings in public places for a period of six months prior to the date of
     expiry of the term of the House of the People or the Legislative
     Assembly of the concerned State.

     Provided that the restrictions above shall not apply to the
     advertisements of achievements of the governments relating to their
     poverty alleviation programmes or any health related schemes;
     however, such advertisements shall not carry any symbol of a political
     party or the names or photographs of any Minister or leader of any
     political party."




                                                                           205
                                    CHAPTER XV

  RESTRICTION ON THE NUMBER OF SEATS FROM WHICH A
               CANDIDATE MAY CONTEST

15.1           Section 33(7) of the RPA permits a candidate to contest any
election (parliamentary, assembly, biennial council, or bye-elections) from up
to two constituencies, presumably to accord greater flexibility to candidates
and increase their chances of winning a seat. Sub-section (7) was introduced
through a 1996 amendment, prior to which there was no bar on the number of
constituencies from which a candidate could contest; although the
amendment did not explain the rationale for restricting the number to two.
However, section 70, RPA stipulates that a candidate can hold only one seat
at a time, regardless of whether they have been elected to more than one
seat. Thus, if a candidate wins from two seats, section 70 necessitates an
unnecessary bye-election at the cost of the exchequer, effort of the ECI, and
harassment of the electorate that has to vote again (which might reduced turn
out due to election fatigue). Moreover, the cost of conducting a bye-election
should not be underestimated. In the 2014 Lok Sabha elections, the ECI
estimates that approximately Rs. 10 crore will be spent on each constituency,
and bye-elections will probably cost more given the absence of any
economies of scale.548

15.2         Given that a candidate cannot hold two seats at the same time,
the Law Commission agrees with the ECI's 2004 proposal that the RPA
should be amended to provide that a person cannot contest from more than
one seat at a time.549 This proposal has also been endorsed by the Goswami
Committee in 1990, the 170th Law Commission Report in 1999, and the
Background Paper on Electoral Reforms prepared by the Legislative
Department of the Law Ministry in 2010.550

15.3         However, the Commission does not endorse the ECI's alternate
proposal to require winning candidates to deposit an appropriate amount of
money (to the tune of Rs. 5 lakhs for Assembly and Rs. 10 lakhs for
Parliamentary elections) being the expenditure for conducting the elections.
Such a proposal does not correct the peculiarity in the law - the exercise of
conducting bye-elections will still consume the ECI's time and effort;



548 Lok Sabha poll cost jumps 80 times from Rs 10 crore to Rs 846 crore since 1952,
ECONOMIC TIMES, 8th April 2014, <http://articles.economictimes.indiatimes.com/2014-04-
08/news/48971103_1_crore-expenditure-sikkim>.
549 ECI 2004 Reforms, supra note 203, at 5.
550Goswami Committee Report, supra note 113, at 21; LCI 170th Report, supra note 108, at

para 6.1.1; Background paper, supra note 230, at para 6.5.


                                                                                   206
 inconvenience voters, who have to go to the polling station again; and most
importantly, not serve as a deterrent to candidates.

Recommendation

15.4          The Law Commission thus recommends that in sub-section 7 of
section 33:

      In sub-clause (a), delete the words "two Parliamentary constituencies"
       after the words "from more than" and insert the words "one
       Parliamentary constituency" instead.
      In sub-clause (b), delete the words "two Assembly constituencies" after
       "from more than" and insert the words "one Assembly constituency"
       instead.
      In sub-clause (c), delete the words "two Council constituencies" after
       the words "from more than" and insert the words "one Council
       constituency" instead.
      At the end of sub-clause (d), delete the words "two such seats" and
       insert the words "one such seat" instead.
      In sub-clause (e), delete the words "two such Parliamentary
       constituencies" appearing after "from more than" and insert the words
       "one such Parliament constituency" in its place.
      In sub-clause (f), delete the words "two such Assembly constituencies"
       after "from more than", and insert "one such Assembly constituency" in
       its place.
      In sub-clause (g), delete the words "two such seats" appearing after
       "filling more than" and insert the words "one such seat" in its place.
      In sub-clause (h), delete the words "two such Council constituencies"
       after "from more than" and add the word "one such Council
       constituency" in its place.




                                                                          207
                                        CHAPTER XVI
                         INDEPENDENT CANDIDATES
      A. Previous Suggestions
16.1          The question of independent candidates is often connected with
the issue of fragmented voting and instability in the electoral system. The
170th Law Commission report dealt with the issue and concluded, "the time is
now ripe for debarring independent candidates from contesting Lok Sabha
elections." Similarly, the NCRWC recommended the "discouragement" of
independent candidates, who are often "dummy" candidates or defectors from
their party or those denied party tickets.551 The rationale for permitting only
those with "political standing" to contest was premised on the abysmal
performance of independents in the 1998 general elections where, as the
Indrajit Gupta Committee Report noted, of the 1900 contesting independent
candidates, only 6 (0.65%) won while 885 (47%) lost their deposits.552

16.2           The underlying basis for such views stems from the perceived
"non-seriousness" of "some" of the independent candidates, as can be seen
from the example cited in the 170th Law Commission Report. 553 They talk
about the case of BJP leader Mr. V.K. Malhotra, against whom quite a few
persons, with the same name "V.K. Malhotra", stood as independent
candidates in the Lok Sabha election in a bid to confuse voters and "mislead
the masses". The Commission's proposed alternative was that any interested
potential candidate "can always form a political party" to contest the elections,
although such party would be required to poll at least 5% of the total valid
votes. This was to ensure that the banning of independents did not contribute
to a proliferation of parties.554 Consequently, the Commission recommended
the insertion of a new sub-section (1) to existing sections 4 and 5, RPA to the
effect that:
        "Only the political parties registered with the Election Commission
        under section 11(4) shall be entitled to put forward candidates to fill a
        seat in the House of the People [or Legislative Assembly]"

16.3          The NCRWC's alternative proposal to discourage non-serious or
"dummy" candidates is to only permit candidates with a "track record" to
contest elections, namely if the candidates had won any local election or had
been nominated by at least twenty elected members of Panchayats,
Municipalities, or other local bodies. Additionally, independent candidates who
fail to garner at least 5% of the total valid votes polled, should not be


551 NCRWC Report, supra note 13, at para 4.20.3.
552 LCI, 170th Report, supra note 108, at para 3.3.1.
553 Ibid., at para 3.3.3.
554 Ibid., at paras 3.2.15.3 and 3.3.6.1.




                                                                             208
 permitted to contest as independents for the same office for at least six years.
555

16.4          The ECI in a bid to discourage "non-serious candidate who poll
a negligible number of votes" requested an amendment to section 34, RPA for
(a) increasing the security deposit to Rs. 20,000 for Parliamentary and Rs.
10,000 for Assembly elections; and (b) empowering them to prescribe the
security deposit before every general election.
      B. Comparative Practices
16.5           In the European countries, independent candidates are allowed
to contest in those countries that do not have the party-list system of
proportional representation. Thus, thirteen countries allow independents to
contests in national Parliamentary elections and include Bulgaria, Cyprus,
Denmark, Estonia, France, Germany, Greece, Hungary, Ireland, Lithuania,
Malta, Romania, and the United Kingdom. These countries follow different
voting models, which comprise of majority/plurality voting in single-member
districts (France, UK); a single transferable vote system (Ireland, Malta); and
mixed-member systems, combining single-member districts with multi-
member districts (Germany, Greece).

16.6          However, countries such as Belgium, Italy, Portugal and Spain
that have closed-list systems, do not allow independent candidates.556

16.7          Moreover, the requirements that an independent candidate must
fulfil before being eligible to stand do not seem to be very onerous. In
countries such as France and the UK, there is no requirement for independent
candidates to get signatures endorsing their candidature during nomination; in
five countries including Germany and Ireland, independents have to present
nomination signatures whereas party candidates do not; and in four countries
such as Greece and Hungary, both independents and parties require
nomination signatures before they are eligible. 557 In Ireland, a monetary
deposit is an alternative to the signature requirement - an independent
candidate has to either provide signatures of 30 electors, or deposit €500 with
the nomination.

      C. Recommendations
16.8         The current Law Commission agrees with its previous views
expressed in the 170th Report and the NCRWC and ECI's proposals for a
number of reasons.
555 NCRWC Report, supra note 13, at paras 4.20.3 and 4.20.4.
556 European Parliament, Directorate General for Internal Policies, Policy Department C:
Citizens' Rights and Constitutional Affairs, Independent Candidates in National and European
Elections:                                     Study                                  (2013),
<http://www.europarl.europa.eu/RegData/etudes/etudes/join/2013/493008/IPOL-
AFCO_ET(2013)493008_EN.pdf> at para 3.2 at 19.
557 Id, at 22.




                                                                                        209
 16.9         First, without doubt there is a proliferation of dummy and non-
serious candidates in elections. Apart from the figures cited in the 170 th
Report, the success rate of independent candidates remains extremely low -
a mere 0.53%.558 In 2014, 3,182 independent candidates contested the Lok
Sabha elections and only 3 won seats.559

16.10        Second, even the Supreme Court has weighed in on this issue
in Dhartipakar Madan Lal Agarwal v. Rajiv Gandhi560 and recommended that
Parliament devise ways "to meet the onslaught" of such non-serious
independent candidates. The court expressed its concerns, saying:

       "Some independent individuals contest election genuinely and some of
       them have succeeded also but experience has shown that a large
       number of independent candidates contest the election for the mere
       sake of contesting, with a view to make out grounds for challenging the
       election. Presence of a number of independent candidates results in
       confusion, for the millions of the illiterate and ignorant electors who
       exercise their electoral right on the basis of 'symbols' printed on the
       ballot papers. The presence of large number of independent
       candidates makes the ballot paper of unmanageable size and ordinary
       elector is confused in the election booth while exercising his franchise.
       This leads to confusion."

16.11         Third, the Commission agrees with the ECI's views given in the
context of increasing the security deposit, that a proliferation of candidates
puts "unnecessary and avoidable stress" in election management and
increases security, law and order, and election administration expenditure.561

16.12         Fourth, proposals to discourage non-serious candidates have
envisaged increasing the security deposits required under section 34, RPA.
However, even the 2009 amendment to the RPA increased the deposit from
Rs. 10,000 in Parliamentary and Rs. 5,000 in Assembly elections to only Rs.
25,000 and Rs. 10,000 respectively (the amount being halved for candidates
belonging to SC/ST categories in both cases). Since many independents are
defectors from their political parties, such an amount is not substantial enough
to dissuade them or serve as an effect deterrent from standing, especially in
the Assembly Elections. Moreover, the power to increase in security deposits
does not lie with the ECI, and instead vests with the government which has
558 Independents in polls: Success rate a mere 0.53% since 1952, HINDU BUSINESS LINE, 7th
April     2014,    <http://www.thehindubusinessline.com/news/politics/independents-in-polls-
success-rate-a-mere-053-since-1952/article5882180.ece>.
559 2014 Lok Sabha polls: 3% votes, but only 3 seats for independents, ZEE NEWS, 17th May

2014, <http://zeenews.india.com/news/general-elections-2014/2014-lok-sabha-polls-3-votes-
but-only-3-seats-for-independents_932888.html>.
560 Dhartipakar Madan Lal Agarwal v. Rajiv Gandhi, AIR 1987 SC 1577.
561 ECI 2004 Reforms, supra note 203, at 3.




                                                                                       210
 not used it often - prior to the 2009 amendment, security deposits were
increased only in 1996 (before which it was Rs. 500 for Lok Sabha and Rs.
250 for Assembly elections).

16.13          Further, given that the RPA currently does not empower the ECI
to frame rules under section 169 or prescribe the cap on election expenditure
by an individual candidate under section 77 and Rule 90 of the Election Rules,
the Law Commission does not recommend amending section 34 to vest such
power with the ECI. As with section 169, RPA, the Central Government
should prescribe the security deposit by legislative amendment notification in
the official gazette, after consulting with the ECI.

16.14        Fifth, there exists a practice of independent candidates standing
with the same name as candidates from recognised political parties, and this
can cause a real confusion in the minds of the public, which might only look at
the name of the candidate instead of the party symbol.

16.15         Finally, proposals put forth in its earlier 170th Report and in the
NCRWC's Final Report that independents can always form a political party to
contest elections if they want is correct inasmuch as it is cognizant of the fact
that the process of forming a party under the Election Symbols (Reservation
and Allotment) Order, 1968 and registering it under section 29A, RPA is not
difficult.

16.16         For all these reasons, the Law Commission endorses the
debarring of independent candidates, although it does not endorse an
amendment of section 34 to empower the ECI to fix the security deposit
before every general election. Thus, a proviso should be added after sub-
clause (d) of section 4 of the RPA stating:

       "Provided that only the political parties registered with the Election
       Commission under sub-section (7) of section 29A shall be entitled to
       put forward candidates to fill a seat in the House of the People."

16.17        A similar proviso should be added after the first proviso in
section 5, RPA stating:

       "Provided further that only the political parties registered with the
       Election Commission under sub-section (7) of section 29A shall be
       entitled to put forward candidates to fill a seat in the Legislative
       Assembly of a State."




                                                                             211
                                        CHAPTER XVII

  PREPARATION AND USE OF COMMON ELECTORAL ROLLS

17.1           Article 324(1) of the Constitution empowers the ECI to, inter alia,
supervise, direct, and control the preparation and revision of electoral rolls for
all the elections to Parliament and State Legislatures, which it does under the
RPA. Similarly, as per Article 243K and 243ZA and the relevant State laws,
the State Election Commission supervises, directs, and controls the
preparation and revision of electoral rolls for elections to the local bodies.
However, the practice between the two is not always coordinated, as per the
following observations in the Background Paper on Electoral Reforms
prepared by the Legislative Department of the Law Ministry in 2010:

          "...while some states have coordinated their electoral rolls with those
          prepared by the Election Commission, there are still some states that
          significantly modify them. Some states even have different qualifying
          dates for the State rolls from the Election Commission rolls..."562

17.2           The ECI has adopted a similar stance noting that State laws
have dealt with the issue of electoral rolls for local elections in three different
ways - (a) the electoral rolls prepared by the ECI are used as the basis for the
preparation and revision of rolls for local body elections; (b) the ECI's electoral
rolls are used in toto for the local body elections; and (c) the ECI's
parliamentary and assembly rolls are used as a draft for local elections, and
are subject to further changes in the form of inclusions and exclusions. In fact,
in some cases, the qualifying dates for the Parliamentary/Assembly rolls and
local body rolls also differ.563

17.3          As the Background Paper and the ECI's 2004 reform proposal
further note, such non-uniformity of practice amongst States causes
duplication of essentially the same task between two different agencies,
thereby duplicating the effort and the expenditure. This is especially true
inasmuch as in most cases, the preparation and revision of rolls for both types
of elections is entrusted to the same machinery at the field level. Further, it
increases confusion amongst the voters, since they may find their names
present in one roll, but absent in another.

17.4       Consequently, the use of common electoral rolls will save an
enormous amount of time and effort, given that the ECI spends considerable
money and exercises due care and caution in preparing its electoral rolls for

562   Background paper, supra note 230, at para 6.1.1.
563   ECI 2004 Reforms, supra note 203, at 20.


                                                                               212
 the Parliamentary or Assembly election. Common electoral rolls will allow the
use of Parliamentary and Assembly rolls to be used in local body elections
through a "cut and paste" method,564 with the requisite modifications based on
the wards or polling areas of the local bodies. For instance, s. 7E of the Delhi
Municipal Corporation Act, 1957 deals with the preparation and revision of
electoral rolls and provides that:

          "(1) The electoral roll for each ward shall be prepared before each
          general election in such manner as may be prescribed by rules by
          reference to the qualifying date and shall come into force immediately
          upon its final publication in accordance with the rules made for the
          purpose:

          Provided that if the Election Commission is satisfied that, instead of
          preparing a fresh electoral roll of a ward before a general election, it
          would be sufficient to adopt the electoral roll of the assembly
          constituency for the time being in force as relates to the ward it may, by
          order, for reasons to be specified therein, direct that the electoral roll of
          the assembly constituency for the time being in force as relates to the
          ward shall, subject to any rules made for the purpose, be the electoral
          roll of the ward for the general election.

           (2) The electoral roll prepared or adopted, as the case may be, under
          sub-section (1) shall--
          (a) unless otherwise directed by the Election Commission for reasons
          to be recorded in writing, be revised in the manner prescribed by rules
          by reference to the qualifying date before each by-election to fill a
          casual vacancy in a seat allotted to the ward; and
          (b) be revised in any year in the manner prescribed by rules by
          reference to the qualifying date if such revision has been directed by
          the Election Commission:

          Provided that if the electoral roll is not revised as aforesaid, the validity
          or continued operation of the said electoral roll shall not thereby be
          affected."

17.5             The ECI, in its proposals in 2004 and in the CEC's letter dated
22.11.1999 to the Prime Minister has argued for the inclusion of common
electoral rolls on the grounds of national interest in saving time, effort, and
expenditure; reducing duplication or work and confusion amongst voters; and
the fact that it would not pose "any problems to the electoral machinery in the
field as it is the same at the ground level." The ECI relied on the fact that in an
attempt to reduce (conduct of) election expenditure, various common items of
polling materials such as ballot boxes were already being used in all three
Parliament, Assembly, and local body elections.


564   ECI 2004 Reforms, supra note 203, at 20.


                                                                                   213
 Recommendation:

17.6           The Law Commission fully endorses the above suggestions of
the ECI regarding the introduction of common electoral rolls for Parliamentary,
Assembly and local body elections. However, given that introducing common
electoral rolls will require an amendment in the State laws pertaining to the
conduct of local body elections, the Central Government should write to the
various States in this regard. We hope that the States will consider amending
their laws based on the suggestions of the ECI and the Law Commission.




                                                                           214
                                 CHAPTER XVIII

  SUMMARY OF CONCLUSIONS AND RECOMMENDATIONS
              Below is a summary of conclusions and recommendations of the
Commission on various issues discussed in the report. The amendments to
the Constitution, RPA, Election Rules and any other laws have been made in
track changes in the Annexure appended to this Report.

      18.1    Election Finance

              The Law Commission has proposed wide ranging reforms on
the issue of candidate expenditure limits; disclosure obligations of individual
candidates and political parties; and penalties imposable on political parties;
as well as examining the issue of state funding of elections.

   a. Section 77 of the RPA, regulating the election expenses incurred or
      authorized by candidates or their election agents, currently extends
      from the date of nomination to the date of declaration of results. This
      period should be extended by amending section 77(1) to apply from the
      date of notification of the elections to the date of declaration of results.
                                                                   [Para 2.31(a)1]
   b. Section 182(1) of the Companies Act, 2013 should be amended to
      require the passing of the resolution authorising the contribution from
      the company's funds to a political party at the company's Annual
      General Meeting (AGM) instead of its Board of Directors.
                                                               [Para 2.31(a)2]
   c. The existing disclosure obligations of individual candidates are limited
      to maintaining an account of electoral expenses under sections 77 and
      78, RPA. This is sought to be amended by inserting a new section 77A
      to require candidates or their election agents to maintain an account
      and disclose the particulars (names, addresses and PAN card numbers
      of donors and amounts contributed) of

         i.   any individual contribution received by them from any person or
              company, not being a Government company and
        ii.   any contribution by the political party from the date of notification
              of elections, which have to be made by the party by a crossed
              account payee cheque or draft or bank transfer.
                                                                  [Para 2.31(b)3]




                                                                              215
 d. Section 78 should be amended in light of the proposed amendment to
   section 77A above, and the reference to more than one returned
   candidate should be removed.
                                                            [Para 2.31(b)4]
e. A new section 78A should be inserted requiring the district election
   officer to make publicly available, on his website or on file for public
   inspection on payment of prescribed fee, the expenditure reports
   submitted by every contesting candidate under section 78.
                                                            [Para 2.31(b)5]
f. Political parties should be required to maintain and submit annual
   accounts, duly audited by a qualified and practicing chartered
   accountant from a panel of such accountants maintained for the
   purpose by the Comptroller and Auditor General, to the ECI every
   financial year. These accounts will fully and clearly disclose all the
   amounts received by the party and the expenditure incurred by it. The
   ECI will then upload these accounts online or keep them on file for
   public inspection on payment of fee.
                                                            [Para 2.31(b)6]
g. Disclosure provisions governing political parties has been substantially
   recast, with the existing 29C being deleted and replaced by a new
   section 29D requiring all parties to:

      i.   mandatorily disclose all contributions in excess of Rs. 20,000;
     ii.   include aggregate contributions from a single donor amounting
           to Rs. 20,000 within its scope;
    iii.   disclose the names, addresses and PAN card numbers (if
           applicable) of these donors along with the amount of each
           donation above Rs. 20,000;
    iv.    disclose such particulars even for contributions less than Rs.
           20,000 if such contributions exceed Rs. 20 crore or 20 % of the
           party's total contributions, whichever is less. Consequential
           amendments will need to be made to the Election Rules and the
           IT Act.
                                                              [Para 2.31(b)7]
h. A new section 29E to be inserted in the RPA requiring the ECI to make
   publicly available, on its website or on file for public inspection on
   payment of prescribed fee, all the contribution reports submitted by all
   political parties under section 29D.
                                                              [Para 2.31(b)8]
i. ECI's transparency guidelines prescribing, first, a "statement of election
   expenditure" to be filed with it, by every party contesting an election
   within 75 days of the Assembly elections and 90 days of the General
   elections election; and second, expenses incurred by political parties to
   be usually in the form of cheque or draft, unless banking facilities are


                                                                         216
    not easily available or the payment is made to a party functionary in
   lieu of salary or reimbursement, should be given a statutory basis vide
   a newly inserted section 29F.
                                                             [Para 2.31(b)9]
j. The disqualification of a candidate for a failure to lodge an account of
   election expenses and contributions reports under section 77 and
   proposed 77A should be extended from the current three period up to a
   five year period, so that a defaulting candidate may be ineligible to
   contest at least the next elections.
                                                            [Para 2.31(c)10]
k. Express penalties, apart from losing tax benefits, should be imposed
   on political parties vide section 29G for the non-compliance with the
   disclosure provisions of proposed section 29D of the RPA. This should
   include a daily fine of Rs. 25,000 for each day of non-compliance, with
   the possibility of de-registration if the default continues beyond 90
   days. Further, ECI may levy a fine of up to Rs. 50 lakhs if its finds any
   particulars in the party's statements as having been falsified.
                                                            [Para 2.31(c)11]
l. A new section 29H should be inserting penalising parties that
   contravene the stipulations of section 29B, RPA and section 182 of the
   Companies Act in terms of accepting contributions from impermissible
   donors, by levying a penalty of five times the amount so accepted.
                                                            [Para 2.31(c)12]
m. A new Part IVB, section 29I should be inserted to the RPA dealing with
   the "Regulation of Electoral Trusts", and detailing provisions pertaining
   to their entitlement to accept contributions, disclosure obligations, and
   penal provisions (apart from losing income tax exemptions) so that the
   RPA can be amended in line with the changes already made to the IT
   Act and the ECI guidelines on "Electoral Trust Companies" of 2013.
                                                            [Para 2.31(c)13]
n. The Commission does not consider a system of complete state funding
   of elections or matching grants to be feasible, given the current
   conditions of the country. Instead, it supports the existing system of
   indirect in-kind subsidies, with section 78B of the RPA being possibly
   amended in the future to expand these subsidies.
                                                           [Para 2.31(d)1-4]
   18.2 Regulation of Political Parties and Inner Party Democracy

a. The Commission recommends amending sub-section (5) of section
   29A of the RPA requiring that the accompanying memorandum/rules/
   regulations with the party's application under sub-section (1). This
   accompanying document, by whatever name it is called, should also
   contain a specific provision stating that the party would shun violence



                                                                        217
       for political gains, and would avoid discrimination or distinction based
      on race, caste, creed, language or place of residence.
                                                               [Para 3.17.4, 1]
   b. A new Chapter IVC should be inserted dealing with the "Regulation of
      Political Parties" and incorporating the Commission's previous
      recommendations in its 170th Report with certain modifications. Thus,
      sections 29J to 29Q will deal with internal democracy, party
      Constitutions, party organisation, internal elections, candidate
      selection, voting procedures, and the ECI's power to de-register a party
      in certain cases of non-compliance.

   c. Another section, section 29R should be inserted in the same Part,
      providing for the de-registration of a political party for failure to contest
      Parliamentary or State elections for ten consecutive years.
                                                                   [Para 3.17.4, 2]
      18.3 Proportional Representation

18.3.1         It is clear that both the electoral systems come with their own
merits and demerits - proportional representation theoretically being more
representative, while the FPTP system being more stable It is also clear, from
the experience of other countries that any changes in India's electoral system
will have to follow a hybrid pattern combining elements of both direct and
indirect elections. This, in turn will necessitate an increase in the number of
seats in the Lok Sabha, which raises concerns regarding its effective
functioning.
                                                                    [Para 4.19.1]

18.3.2        As a result, the Law Commission recommends that the findings
           th
of the 170 Law Commission Report on the proportional system may be
examined by the Government to determine whether its proposals can be
made workable in India at present.
                                                            [Para 4.19.2]
       18.4 Anti Defection Law in India

             The Law Commission recommends a suitable amendment to the
Tenth Schedule of the Constitution, which shall have the effect of vesting the
power to decide on questions of disqualification on the ground of defection
with the President or the Governor, as the case may be, (instead of the
Speaker or the Chairman), who shall act on the advice of the ECI. This would
help preserve the integrity of the Speaker's office.
                                                                   [Para 5.22]




                                                                              218
       18.5   Strengthening the office of the Election Commission of
             India

              The ECI should be strengthened by first,           giving equal
constitutional protection to all members of the Commission      in matters of
removability; second, making the appointment process of          the Election
Commissioners and the CEC consultative; and third, creating     a permanent,
independent Secretariat for the ECI.

   a. Article 324(5) of the Constitution should be amended to equate the
      removal procedures of the two Election Commissioners with that of the
      Chief Election Commissioner. Thus, equal constitutional protection
      should be given to all members of the ECI in matters of removability
      from office.
                                                                   [Para 6.9]
   b. The appointment of all the Election Commissioners, including the CEC,
      should be made by the President in consultation with a three-member
      collegium or selection committee, consisting of the Prime Minister; the
      Leader of the Opposition of the Lok Sabha (or the leader of the largest
      opposition party in the Lok Sabha in terms of numerical strength); and
      the Chief Justice of India. Elevation of an Election Commissioner
      should be on the basis of seniority, unless the three member
      collegium/committee, for reasons to be recorded in writing, finds such
      Commissioner unfit. Amendments should be made in the Election
      Commission (Conditions of Service of Election Commissioners and
      Transaction of Business) Act, 1991 to reflect this.
                                                               [Para 6.12.5]

   c. A new sub-clause (2A) should be added to Article 324 of the
      Constitution to provide for a separate independent and permanent
      Secretariat for the ECI along the lines of the Lok Sabha/Rajya Sabha
      Secretariats under Article 98 of the Constitution. This will further
      improve the independence of the ECI.
                                                          [Para 6.19 & 6.20]
      18.6 Paid News and Political Advertisements

       The issue of paid news and political advertisements should be
regulated in the RPA in the following manner:

   a. The definitions of "paying for news", "receiving payment for news" and
      "political advertisement" should be inserted in section 2 of the RPA.
                                                         [Para 7.48.4 & 7.48.5]




                                                                           219
    b. The consequences attached to those indulging in such practices
      should be delineated by creating
         i.  an electoral offence of "paying for news" / "receiving payment for
             news" in a newly inserted section 127B of the RPA - Not only
             will the incorporation of this electoral offence make paying for
             news / receiving payment for news penal, the stringent
             punishment will ensure that if the candidate themselves are
             found guilty, then, in all likelihood, they will be disqualified
             pursuant to section 8(3) of the RPA;
                                                                     [Para 7.49.1]
        ii.  a corrupt practice of paying for news under newly inserted sub-
             clause (iii) in section 123(2)(a) of the RPA.
                                                                       [Para 7.50]
   c. In order to curb the practice of disguised political advertisement,
      disclosure provisions should be made mandatory for all forms of media.
      The purpose of disclosure is two fold; first, to help the public identify
      the nature of the content (paid content or editorial content); and
      second, to keep the track of transactions between the candidates and
      the media. Thus, a new section 127C should be inserted in the RPA to
      deal with the non-disclosure of interests in political advertising. The ECI
      can regulate the specifics of the disclosure required.
                                                                     [Para 7.51.2]
      18.7 Opinion Polls

       Section 126(1)(b) of the RPA, which prohibits the display of any
election matter forty-eight hours before polling begins, is limited to display by
means of "cinematograph, television or other similar apparatus"; and does not
deal with the independence and robustness of the opinion polls themselves.
Thus:

   a. The ban on opinion polls in the electronic media does not extend to the
      print media and section 126(1)(b) should be amended to prevent the
      publication, publicity, or dissemination of any election matter by print or
      electronic media.
                                                                   [Para 8.27.1]
   b. Section 126(1)(b) should also provide for cognizance being taken only
      on the basis of a complaint made by order of, or under authority from,
      the ECI or the Chief Electoral Officer of the State.
                                                                   [Para 8.27.2]
   c. The regulation of opinion polls is necessary to ensure that first, the
      credentials of the organisations conducting the poll is made known to
      the public; second, the public has a chance to assess the validity of the
      methods used in conducting the opinion polls; and third, the public is
      made adequately aware that opinion polls are in the nature of forecasts


                                                                             220
         or predictions, and as such are liable to error. Consequently, new
        sections 126C and 126D should be inserted in the RPA.
                                                              [Para 8.28.3]
        18.8 Compulsory Voting

                The Law Commission does not recommend the introduction of
compulsory voting in India and in fact, believes it to be highly undesirable for a
variety of reasons described above such as being undemocratic, illegitimate,
expensive, unable to improve quality political participation and awareness,
and difficult to implement.
                                                                      [Para 9.24]
       18.9 Election Petitions

             Wide-ranging reforms have been suggested to Part VI of the
RPA dealing with "disputes regarding elections" and the proposed
amendments have been drafted in the annexure appended to this Report.
These include, inter alia:

   a. The introduction of one or more "election benches" in each High Court,
      designated so by the Chief Justice of the particular High Court,
      exercising jurisdiction over all election disputes under the RPA. A
      single Judge shall ordinarily exercise such jurisdiction, although the
      Chief Justice can assign more judges, if they so desire.

   b. The procedure for presenting election petitions should be made simpler
      and less formalistic by:
         i.  requiring election petitions to be ordinarily filed in the Principal
             seat of the relevant High Court, although this can be shifted to
             another bench or place in the interest of justice;
        ii.  removing requirement of impleading those candidates who have
             lost their security deposit as respondents to an election petition,
             if the petitioner makes an additional declaration that he himself
             or any candidate has been duly elected; and
       iii.  removing non-compliance with section 117's stipulation of
             security for costs as a ground for summarily dismissal under
             section 86.

   c.    The trial of election petitions by the election bench of the High Court
        should be expedited by providing for
           i.   daily trial;
          ii.  minimising adjournments, with the possibility of imposing
               exemplary costs;
         iii.  a time limit of 45 days to file a written statement, with a further
               extension of 15 days, after which such right shall be forfeited;



                                                                              221
    d. The trial should be concluded within six months from the date of
      presentation of the petition; otherwise, a report should be sent to the
      Chief Justice of the High Court explaining the reasons for the delay.

   e. The election bench of the High Court should pass its order under
      section 98 within ninety days from the conclusion of arguments.

   f. A new provision, section 98A, should be inserted pertaining to the
      collection of data (such as the number of election petitions filed and
      pending, the status of each petition, the names of the parties, and
      designated election bench) by the High Court and uploading it on its
      website. The ECI has been mandated to prepare an annual report after
      compiling such data from all the High Courts across the country.

   g. Appeals to the Supreme Court should now only be on the basis of a
      question of law, instead of the earlier provision permitting questions of
      fact or law as grounds for appeal. This appeal should be filed within 30
      days of the High Court's order, although an extension of a maximum of
      30 more days can be granted, with nothing thereafter. The Supreme
      Court should try and conclude the appeal within three months from the
      date of appeal.

   h. The security for costs has been increased from the existing Rs. 2000 to
      Rs. 10,000, although section 117 has been amended to empower the
      election bench of the High Court to grant an extension of time, as
      considered reasonable, to deposit this new security amount.
                                                                 [Para 10.37]
      18.10 NOTA and the Right to Reject
        The Law Commission currently rejects the extension of the NOTA
principle to introduce a right to reject the candidate and invalidate the election
in cases where a majority of the votes have been polled in favour of the NOTA
option. This is premised on the fact that, first, the underlying premise of the
Supreme Court's decision in NOTA was the importance of safeguarding the
right to secrecy, and this secrecy rationale does not pre-empt the right to
reject. Second, good governance, the motivating factor behind the right to
reject, can be successfully achieved by bringing about changes in political
horizontal accountability, inner party democracy, and decriminalisation.
However, the issue might be reconsidered again in the future.
                                                                     [Para 11.15]
        18.11 The Right to Recall

       The Law Commission is not in favour of introducing the right to recall in
any form because it can lead to an excess of democracy, undermines the
independence of the elected candidates, ignores minority interests, increases
instability and chaos, increases chances of misuse and abuse, is difficult and


                                                                              222
 expensive to implement in practice, especially given that India follows the first
past the post system.
                                                                    [Para 12.20]
       18.12 Totaliser for Counting of Votes

18.12.1       The Commission reiterates and endorses the ECI's suggestion
for introducing a totaliser for the counting of votes recorded in electronic
voting machines to prevent the harassment of voters in areas where voting
trends in each polling station can be determined. Prior to the introduction of
EVMs, ballot papers could be mixed under Rule 59A of the Election Rules,
although this was not permitted for EVMs. Using a totaliser would increase the
secrecy of votes during counting, thus preventing the disclosure of voting
patterns and countering fears of intimidation and victimisation.

18.12.2      Thus, similar to the existing Rule 59A, the Commission
proposes to amend Rule 66A to empower the ECI to decide when, and in
which constituency and polling booths, to employ a totaliser, after taking into
consideration various factors and the overall context of the elections.
                                                                     [Para 13.7]
      18.13 Restriction on Government Sponsored Advertisements

18.13.1      The Commission recommends regulating and restricting
government sponsored advertisements six months prior to the date of expiry
of the House/Assembly to maintain the purity of elections; prevent the use of
public money for partisan interests of, inter alia, highlighting the government's
achievements; and ensure that the ruling party or candidate does not get an
undue advantage over another in the spirit of free and fair elections.

18.13.2        This can be achieved by inserting a new Chapter VIIB in Part V
of the RPA prohibiting State/Central government sponsored advertisements in
the print or electronic media or by way of banners and hoarders, six months
prior to date of expiry of the term of the Lok Sabha/Vidhan Sabha. However,
an exception has been carved out for advertisements highlighting the
government's poverty alleviation programmes or any health related schemes
                                                                  [Para 14.6]

       18.14 Restriction on the Number of Seats from which a Candidate
             May Contest

     The Commission recommends an amendment of section 33(7) of the
RPA, which permits a candidate to contest any election (parliamentary,
assembly, biennial council, or bye-elections) from up to two constituencies. In
view of the expenditure of time and effort; election fatigue; and the



                                                                             223
          harassment caused to the voters, section 33(7) should be amended to permit
         candidates to stand from only one constituency.
                                                                        [Para 15.4]
               18.15 Independent Candidates

                 The Law Commission recommends that independent candidates be
         disbarred from contesting elections because the current regime allows a
         proliferation of independents, who are mostly dummy/non-serious candidates
         or those who stand (with the same name) only to increase the voters'
         confusion. Thus, sections 4 and 5 of the RPA should be amended to provide
         for only political parties registered with the ECI under section 11(4) to contest
         Lok Sabha or Vidhan Sabha elections.
                                                                      [Para 16.16&16.17]

                18.16 Preparation and Use of Common Electoral Rolls

                The Law Commission endorses the ECI's suggestions regarding the
         introduction of common electoral rolls for Parliamentary, Assembly and local
         body elections. However, given that introducing common electoral rolls will
         require an amendment in the State laws pertaining to the conduct of local
         body elections, the Central Government should write to the various States in
         this regard. We hope that the States will consider amending their laws based
         on the suggestions of the ECI and the Law Commission.
                                                                            [Para 17.6]

                                               Sd/-
                                  [Justice A.P. Shah]
                                      Chairman

        Sd/-                                Sd/-                                  Sd/-
[Justice S.N. Kapoor]     [Prof. (Dr.) Mool Chand Sharma]             [Justice Usha Mehra]
       Member                           Member                               Member


        Sd/-                                Sd/-                                  Sd/-
 [Dr. S.S. Chahar]                 [P.K. Malhotra]                      [Dr. Sanjay Singh]
 Member-Secretary                 Ex-officio Member                     Ex-officio Member




                                                                                      224
                                                                  ANNEXURE
                                                            (To Report No.255)


 AMENDMENTS TO THE REPRESENTATION OF THE PEOPLE
                    ACT, 1951

                             Part I: PRELIMINARY

2. Interpretation.-(1) In this Act, unless the context otherwise requires,--

(e) "elector" in relation to a constituency means ......

(ea) "paying for news" means directly or indirectly paying for any news or
analysis relating to any election under this Act appearing in electronic media
or print media (print, radio, television and all other electronic) for a price in
cash or kind as consideration to any such media, entity, person employed
therein or connected thereto in any manner, but not including political
advertisements as defined under this law;

EXPLANATION:- for the purpose of this clause the expression "electronic
media" and "print media" shall have the meanings assigned in clauses (b) and
(c) of section 126(a);

(eb) "political advertisement" means any advertisement paid for by any
political party, candidate of a political party, any other person contesting an
election, or any other person connected therewith or associated thereto,
carrying necessary disclosures as notified by the Election Commission in this
regard;

(f) "political party" means ....

(g) "prescribed" means...

(h) "public holiday" means...

(ha) "receiving payment for news" means any media entity, person employed
therein or connected thereto in any manner, directly or indirectly receiving
payment for any news or analysis relating to any election under this Act, not
including political advertisements as defined under this Act.



           Part II: QUALIFICATIONS AND DISQUALIFICATIONS

CHAPTER I: QUALIFICATIONS FOR MEMBERSHIP OF PARLIAMENT




                                                                               225
 4. Qualifications for membership of the House of the People.--A person
shall not be qualified to be chosen to fill a seat in the House of the People 7* *
*, unless--
(a) in the case of a seat reserved for the Scheduled Castes in any State, he is
a member of any of the Scheduled Castes, whether of that State or of any
other State, and is an elector for any Parliamentary constituency;

(b) in the case of a seat reserved for the Scheduled Tribes in any State (other
than those in the autonomous districts of Assam), he is a member of any of
the Scheduled Tribes, whether of that State or of any other State (excluding
the tribal areas of Assam), and is an elector for any Parliamentary
constituency;

(c) in the case of a seat reserved for the Scheduled Tribes in the autonomous
districts of Assam, he is a member of any of those Scheduled Tribes and is an
elector for the Parliamentary constituency in which such seat is reserved or
for any other Parliamentary constituency comprising any such autonomous
district;
(cc) in the case of the seat reserved for the Scheduled Tribes in the Union
territory of Lakshadweep, he is a member of any of those Scheduled Tribes
and is an elector for the Parliamentary constituency of that Union territory;
(ccc) in the case of the seat allotted to the State of Sikkim, he is an elector for
the Parliamentary constituency for Sikkim;

(d) in the case of any other seat, he is an elector for any Parliamentary
constituency.

Provided that only the political parties registered with the Election
Commission under sub-section (7) of section 29A shall be entitled to put
forward candidates to fill a seat in the House of the People.



5. Qualifications for membership of a Legislative Assembly.--A person
shall not be qualified to be chosen to fill a seat in the Legislative Assembly of
a State unless--
(a) in the case of a seat reserved for the Scheduled Castes or for the
Scheduled Tribes of that State, he is a member of any of those castes or of
those tribes, as the case may be, and is an elector for any Assembly
constituency in that State;

(b) in the case of a seat reserved for an autonomous district of Assam, * * *
he is a member of a Scheduled Tribe of any autonomous district and is an
elector for the Assembly constituency in which such seat or any other seat is
reserved for that district; and


                                                                               226
 (c) in the case of any other seat, he is an elector for any Assembly
constituency in that State:

Provided that for the period referred to in clause (2) of article 371A, a person
shall not be qualified to be chosen to fill any seat allocated to the Tuensang
district in the Legislative Assembly of Nagaland unless he is a member of the
regional council referred to in that article.

Provided further that only the political parties registered with the Election
Commission under sub-section (7) of section 29A shall be entitled to put
forward candidates to fill a seat in the Legislative Assembly of a State.



CHAPTER III: DISQUALIFICATIONS      FOR   MEMBERSHIP    OF   PARLIAMENT   AND   STATE
LEGISLATURES

10A. Disqualification for failure to lodge account of election expenses
and contribution reports.--If the Election Commission is satisfied that a
person--

       (a) has failed to lodge an account of election expenses and contribution
       reports within the time and in the manner required by or under this Act;
       and
       (b) has no good reason or justification for the failure,

the Election Commission shall, by order published in the Official Gazette,
declare him or her to be disqualified and any such person shall be disqualified
for a period of three years up to a period of five years from the date of the
order.



             Part IVA: REGISTRATION OF POLITICAL PARTIES

29A. Registration with the Election Commission of associations and
bodies as political parties.-- (1) Any association or body of individual
citizens of India calling itself a political party and intending to avail itself of the
provisions of this Part shall make an application to the Election Commission
for its registration as a political party for the purposes of this Act.

(2) Every such application shall be made,--

       (a) if the association or body is in existence at the commencement of
       the Representation of the People (Amendment) Act, 1988 (1 of 1989),
       within sixty days next following such commencement;


                                                                                   227
        (b) if the association or body is formed after such commencement,
       within thirty days next following the date of its formation.


(3) Every application under sub-section (1) shall be signed by the chief
executive officer of the association or body (whether such chief executive
officer is known as Secretary or by any other designation) and presented to
the Secretary to the Commission or sent to such Secretary by registered post.

(4) Every such application shall contain the following particulars, namely:--

       (a) the name of the association or body;
       (b) the State in which its head office is situate;
       (c) the address to which letters and other communications meant for it
       should be sent;
       (d) the names of its president, secretary, treasurer and other office-
       bearers;
       (e) the numerical strength of its members, and if there are categories of
       its members, the numerical strength in each category;
       (f) whether it has any local units; if so, at what levels;
       (g) whether it is represented by any member or members in either
       House of Parliament or of any State Legislature; if so, the number of
       such member or members.

(5) The application under sub-section (1) shall be accompanied by a copy of
the memorandum or rules and regulations of the association or body, by
whatever name called, and such memorandum or rules and regulations shall
contain a specific provision that the association or body shall bear true faith
and allegiance to the Constitution of India as by law established, and to the
principles of socialism, secularism and democracy, and would uphold the
sovereignty, unity and integrity of India, shun violence for political gains, and
avoid discrimination or distinction based on race, caste, creed, language or
place of residence.

(6) The Commission may call for such other particulars as it may deem fit
from the association or body.

(7) After considering all the particulars as aforesaid in its possession and any
other necessary and relevant factors and after giving the representatives of
the association or body reasonable opportunity of being heard, the
Commission shall decide either to register the association or body as a
political party for the purposes of this Part, or not so to register it; and the
Commission shall communicate its decision to the association or body:
Provided that no association or body shall be registered as a political party




                                                                               228
 under this sub--section unless the memorandum or rules and regulations of
such association or body conform to the provisions of sub--section (5).

(8) The decision of the Commission shall be final.

 (9) After an association or body has been registered as a political party as
aforesaid, any change in its name, head office, office-bearers, address or in
any other material matters shall be communicated to the Commission without
delay.

29B. Political parties entitled to accept contribution.-- .....

29C. Declaration of donation received by the political parties.-- (1) The
treasurer of a political party or any other person authorised by the political
party in this behalf shall, in each financial year, prepare a report in respect of
the following, namely: --

(a) the contribution in excess of twenty thousand rupees received by such
political party from any person in that financial year;

(b) the contribution in excess of twenty thousand rupees received by such
political party from companies other than Government companies in that
financial year.(2) The report under sub-section (1) shall be in such form as
may be prescribed.

(3) The report for a financial year under sub-section (1) shall be submitted by
the treasurer of a political party or any other person authorised by the political
party in this behalf before the due date for furnishing a return of its income of
that financial year under section 139 of the Income-tax Act, 1961 (43 of 1961),
to the Election Commission.

(4) Where the treasurer of any political party or any other person authorised
by the political party in this behalf fails to submit a report under sub-section (3)
then, notwithstanding anything contained in the Income-tax Act, 1961 (43 of
1961), such political party shall not be entitled to any tax relief under that Act



29C. Maintenance, audit, publication of accounts by political parties (1)
Each recognised political party shall maintain accounts clearly and fully
disclosing all the amounts received by it and clearly and fully disclosing the
expenditure incurred by it. The account shall be maintained according to the
financial year. Within six months of the close of each financial year, each
recognised political party shall submit to the Election Commission, its
accounts, duly audited by a qualified and practicing chartered accountant
from a panel of such accountants maintained for the purpose by the
Comptroller and Auditor General.


                                                                                229
 (2) The Election Commission shall make publicly available, on its website, the
audited accounts submitted by all political parties under sub-section (1).

(3) The Election Commission shall also keep these accounts on file for three
years after their submission and shall make them available for public
inspection on the payment of a prescribed fee.

29D. Declaration of contribution received by the political parties.-- (1)
The treasurer of a political party or any other person authorised by the political
party in this behalf shall, in each financial year, prepare a report in respect of
the following, namely: --

(a) the contribution in excess of twenty thousand rupees, including an
aggregate of contributions in excess of twenty thousand rupees, received by
such political party from any person in that financial year;

(b) the contribution in excess of twenty thousand rupees, including an
aggregate of contributions in excess of twenty thousand rupees received by
such political party from any company, other than a Government company, in
that financial year.

(2) Notwithstanding anything contained in sub-section (1), the treasurer of a
political party or any other person authorised by the political party in this
behalf shall, in the report referred to in sub-setion (1), disclose the particulars
of such contributions received from a person or company, other than a
Government company, even if the contributions are below twenty thousand
rupees, in case such contributions exceeds twenty crore rupees, or twenty per
cent of total contributions, whichever is lesser, as received by the political
party in that financial year.

Illustration: A political party, 'P', receives a total of hundred crore rupees, in
cash or cheque, in a financial year. Out of this amount, fifty crore rupees are
received from undisclosed sources, by way of contributions less than twenty
thousand rupees (in cash or multiple cheques). P shall be liable to disclose
the particulars of all donors beyond twenty crores, even if they have
contributed less than twenty thousand rupees each.

(3) The report under sub-section (1) shall be in such form as may be
prescribed.

(4) The report for a financial year under sub-section (1) shall be submitted by
the treasurer of a political party or any other person authorised by the political
party in this behalf before the due date for furnishing a return of its income of
that financial year under section 139 of the Income-tax Act, 1961 (43 of 1961),
to the Election Commission.




                                                                               230
 Explanation: For the avoidance of doubt, it is hereby clarified that the term
"particulars" mentioned in this section shall include the amount donated; the
names and addresses, and PAN card number if applicable, of such person or
company referred to in this section.

29E. Disclosure of contribution reports submitted by political parties.-
(1) The Election Commission shall make publicly available, on its website, the
contribution reports submitted by all political parties under section 29D.

(2) The Election Commission shall also keep these reports on file for three
years after their submission and shall make them available for public
inspection on the payment of a prescribed fee.

29F. Election expenses by political parties. -- (1) Every political party
contesting an election shall, within seventy five days of the date of an election
to a Legislative Assembly of a State or ninety days of the date of an election
to the House of the People, lodge with the Election Commission a statement
of election expenditure, which shall be a true copy of such statement
maintained by the party in consonance with the directions of the Election
Commission.

(2) The payment of any election expenditure over twenty thousand rupees
should be made by the political parties via cheque or draft, and not by cash,
unless there are no banking facilities or the payment is made to a party
functionary in lieu of salary or reimbursement.

29G. Penalty.--(1) Where the treasurer of any political party or any other
person authorised by the political party in this behalf fails to submit a report in
the prescribed form within the time specified under sub-section (4) of section
29D then, notwithstanding anything contained in the Income-tax Act, 1961 (43
of 1961), such political party:

   (a) shall not be entitled to any tax relief for such financial year under the
       Income-tax Act, 1961; and
   (b) shall be liable to a penalty of twenty five thousand rupees for each day
       of non-compliance and so long as the non-compliance continues.

Provided that If such default continues beyond the period of ninety days, the
Election Commission may de-register the political party after giving a
reasonable opportunity to show cause.

(2) If the Election Commission finds on verification, undertaken whether suo
motu or on information received, that the report submitted under sub-section
(4) of section 29D is false in any particular, the Election Commission shall levy
a fine up to a maximum of fifty lakh rupees on such political party.




                                                                               231
 29H. Penalty for political parties accepting contributions from an
impermissible donor. - If a political party accepts any contribution offered to
it from an impermissible donor, it shall be liable to pay a penalty that is five
times the amount so accepted from such donor.

Explanation.- For the purpose of this section, "impermissible donor" refers to:

(a) a government company, as defined in section 29B;

(b) a company that does not comply with the requirements of sub-section (1)
section 182 of the Companies Act, 2013; or

(c) any foreign source defined under clause (e) of section 2 of the Foreign
Contribution (Regulation) Act, 1976.

             Part IVB: REGULATION OF ELECTORAL TRUSTS

29I. Electoral Trusts entitled to accept contribution. (1) Subject to the
provision of the Companies Act, 2013 and the Income Tax Act, 1961, an
Electoral Trust approved by the Central Board of Direct Taxes under the
Electoral Trusts Scheme, 2013 may accept any amount of contribution
voluntarily offered to it by any person or company other than a Government
Company:

Provided that no Electoral Trust shall be eligible to accept any contribution
from any foreign source defined under clause (e) of section (2) of Foreign
Contribution (Regulation) Act, 1976.

Provided further that all words and phrases used in this Part, shall have the
same meaning as assigned to them in section 29B.



2.     Maintenance, audit, publication of accounts by electoral trusts (a)
Each Electoral Trust shall maintain accounts clearly and fully disclosing all the
amounts received by it and clearly and fully disclosing the expenditure
incurred by it. The account shall be maintained according to the financial
year. Within six months of the close of each financial year, each Electoral
Trust shall submit its accounts, duly audited by a qualified and practicing
chartered accountant from panel of Chartered Accountants, selected by the
Comptroller and Auditor General to the Election Commission.

(b) The Election Commission shall make publicly available, on its website, the
audited accounts submitted by all electoral trusts under sub-section (1).

(c) The Election Commission shall also keep these accounts on file for three
years after their submission and shall make them available for public
inspection on the payment of a prescribed fee.


                                                                             232
 3. Declaration of contribution received by the Electoral Trusts -- (a) The
treasurer of an Electoral Trust or any other person authorised by the trust in
this behalf shall, in each financial year, prepare a report in respect of the
following, namely: --

(i) the contribution received by such electoral trust from any person in that
financial year, with name, address, PAN of such persons.

Provided that the Electoral Trust or any other person authorised by the Trust
in this behalf shall not receive any donation in cash and without the name,
address and PAN (if any);

(ii) the contribution to political parties from electoral trusts in that financial year
with date amount, mode of payment and name of political party.

Provided that the electoral trusts shall not make any contribution to political
parties in cash other than by bank account transfer.

(b) The report under this sub-section 2shall be in such form as may be
prescribed.

(c) The report for a financial year under sub-section (1) shall be submitted by
the treasurer of an Electoral Trust or any other person authorised by the Trust
within six months of the close of each financial year to the Election
Commission.

4.      Disclosure of contribution reports submitted by Electoral Trusts
by Election Commission - (a) The Election Commission shall make publicly
available, on its website, the contribution reports, submitted by all Electoral
Trusts under sub-sections (2) and (3) of this section.

(b) The Election Commission shall also keep these reports on file for three
years after their submission and shall make them available for public
inspection on the payment of a prescribed fee.

5.     Penalty.--(1) Where the Electoral Trust fails to submit a report in the
prescribed form within the time specified under sub-sections (2) or (3) of this
section then, notwithstanding anything contained in the Income-tax Act, 1961
(43 of 1961), such Electoral Trust:

   (a) shall not be entitled to any tax relief for such financial year under the
       Income-tax Act, 1961; and
   (b) shall be liable to a penalty of twenty five thousand rupees for each day
       of non-compliance and so long as the non-compliance continues.

Provided that If such default continues beyond the period of ninety days, the
Election Commission may ban the electoral trust from receiving any donations
in future, after giving a reasonable opportunity.


                                                                                   233
 (2) If the Election Commission finds on verification, undertaken whether suo
motu or on information received, that the statement of accounts filed under
this section is false in any particular, the Election Commission shall impose a
fine up to a maximum of fifty lakh rupees on such Electoral trust.

(3) If the Electoral Trust has received funds from an impermissible donor, it
shall be liable to penalty that is five times the amount so accepted by the
Trust.

Explanation.- For the purpose of this section, "impermissible donor" refers to:

(a) a government company, as defined in section 29B;

(b) a company that does not comply with the requirements of sub-section (1)
section 182 of the Companies Act, 2013; or

(c) any foreign source defined under clause (e) of section 2 of the Foreign
Contribution (Regulation) Act, 1976.



              Part IVC: REGULATION OF POLITICAL PARTIES

29J. Formation of political parties-- (1) Political parties can be freely
formed by the citizens of this country. The political parties shall form a
constitutionally integral part of free and democratic system of Government.

(2) Each political party shall frame its constitution defining its aims and objects
and providing for matters specified in this Part. The aims and objects of a
political party shall not be inconsistent with any of the provisions of the
Constitution of India.

(3) A political party shall strive towards, and utilize its funds exclusively for,
the fulfilment of its aims and objects and the goals and ideals set out in the
Constitution of India.

29K. Name of political parties and power to sue-- (1) A political party may
sue and may be sued in its own name. A political party shall be competent to
hold and dispose of properties.

(2) The name of a political party must be clearly distinguishable from that
of any existing political party and shall be subject to approval by the
Election Commission. In election campaigns and in elections, only the
registered name or its acronym, as may have been approved by the Election
Commission, alone shall be used.




                                                                               234
 29L. Constitution of a political party-- The Constitution of a political party
shall provide for the following matters:-
       (a) name of the political party and acronym (if used) and the aims and
       objectives of the party;
       (b) procedure for admission, expulsion and resignation by the
       members;
       (c) rights, duties and obligations of the members;
       (d) grounds on which and the procedure according to which
       disciplinary action can be taken against the members;
       (e) the general organisation of the party including the formation of
       State, regional, district, block and village level units;
       (f) composition and powers of the executive committee (by whatever
       name it is called) and other organs of the party;
       (g) the manner in which the general body meetings can be
       requisitioned and conducted and the procedure for requisitioning and
       holding conventions to decide questions of continuance, merger and
       other such fundamental organisational matters;
        (h) the form and content of the financial structure of the party
       consistent with the provisions of this part.

29M. Executive committees-- The executive committee of a political party
shall be elected. Its term shall not exceed years. Well before the expiry of the
term, steps shall be taken for electing a new executive committee. It shall be
open to the executive committee to constitute a sub-committee (by whatever
name called) to carry out the business of the executive committee and to
carry on regular and urgent executive committee business. The members of
the sub-committee shall be elected by the members of the executive
committee.

29N. Voting procedures-- A political party and its organs shall adopt their
resolutions on the basis of a simple majority vote. The voting shall be by
secret ballot.

29O. Candidate selection--The candidates for contesting elections to the
Parliament or the Legislative Assembly of the States shall be selected by the
executive committee of the political party having due regard for the
recommendations and resolutions passed by the concerned local party units.

29P. Regular elections-- It shall be the duty of the executive committee to
take appropriate steps to ensure compliance with the provisions of this
chapter including holding of elections at all levels. The executive committee of
a political party shall hold elections of national and State levels in the
presence of the observers to be nominated by the Election Commission of



                                                                            235
 India. Where considered necessary, the Election Commission may also send
its observers at elections to be held at other national and state levels.

29Q. Penalties for non compliance-- The Election Commission shall be
competent to inquire, either suo motu or on information received into
allegation of non-compliance of any of the provisions of this Part. If on
due inquiry, the Election Commission is satisfied that there has been
non-compliance of any of the provisions of this chapter by any political party,
the Commission shall call upon the party to rectify the non-compliance
within the period prescribed by the Election Commission. In case, the non-
compliance continues even after the period so prescribed, it shall be
open to the Election Commission to impose such fine on the political party
as it may deem appropriate in circumstances of the case including
imposition of a penalty of Rs. 25,000/- per day for each day of non-
compliance and withdrawal of registration of the party.

29R. Penalty for failure to contest elections for ten years consecutively-
- (1) If any political party registered under section 29A of this Act does not
contest any election to the House of the People or the Legislative Assembly of
a State for ten consecutive years, its registration shall be liable to be
cancelled by the Election Commission.

(2) The Election Commission shall scrutinise the registrations of all the
political parties under section 29A, and if it finds that any registered party has
not contested any election to the House of the People or the Legislative
Assembly of a State for ten consecutive years, it shall cancel such
registration.


                      Part V: CONDUCT OF ELECTIONS

CHAPTER I: NOMINATION OF CANDIDATES


33. Presentation of nomination paper and requirements for a valid
nomination. --(1) On or before the date appointed under clause (a) of
section 30 each candidate shall, either in person or by his proposer, between
the hours of eleven o'clock in the forenoon and three o'clock in the afternoon
deliver to the returning officer at the place specified in this behalf in the notice
issued under section 31 a nomination paper completed in the prescribed form
and signed by the candidate and by an elector of the constituency as
proposer :
Provided that a candidate not set up by a recognised political party, shall not
be deemed to be duly nominated for election form a constituency unless the



                                                                                236
 nomination paper is subscribed by ten proposers being electors of the
constituency:
Provided further that no nomination paper shall be delivered to the returning
officer on a day which is a public holiday:
Provided also that in the case of a local authorities' constituency, graduates'
constituency or teachers' constituency, the reference to "an elector of the
constituency as proposer" shall be construed as a reference to ten per cent.
of the electors of the constituency or ten such electors, whichever is less, as
proposers.

(1A) Notwithstanding anything contained in sub-section (1) for election to the
Legislative Assembly of Sikkim (deemed to be the Legislative Assembly of
that State duly constituted under the Constitution), the nomination paper to be
delivered to the returning officer shall be in such form and manner as may be
prescribed :

Provided that the said nomination paper shall be subscribed by the candidate
as assenting to the nomination, and--
(a) in the case of a seat reserved for Sikkimese of Bhutia-Lepcha origin, also
by at least twenty electors of the constituency as proposers and twenty
electors of the constituency as seconders;
(b) in the case of a seat reserved for Sanghas, also by at least twenty electors
of the constituency as proposers and at least twenty electors of the
constituency as seconders;
(c) in the case of a seat reserved for Sikkimese of Nepali origin, by an elector
of the constituency as proposer:

Provided further that no nomination paper shall be delivered to the returning
officer on a day which is a public holiday.]

(2) In a constituency where any seat is reserved, a candidate shall not be
deemed to be qualified to be chosen to fill that seat unless his nomination
paper contains a declaration by him specifying the particular caste or tribe of
which he is a member and the area in relation to which that caste or tribe is a
Scheduled Caste or, as the case may be, a Scheduled Tribe of the State.

(3) Where the candidate is a person who, having held any office referred to in
section 9 has been dismissed and a period of five years has not elapsed since
the dismissal, such person shall not be deemed to be duly nominated as a
candidate unless his nomination paper is accompanied by a certificate issued
in the prescribed manner by the Election Commission to the effect that he has
not been dismissed for corruption or disloyalty to the State.




                                                                            237
 (4) On the presentation of a nomination paper, the returning officer shall
satisfy himself that the names and electoral roll numbers of the candidate and
his proposer as entered in the nomination paper are the same as those
entered in the electoral rolls :
Provided that no misnomer or inaccurate description or clerical, technical or
printing error in regard to the name of the candidate or his proposer or any
other person, or in regard to any place, mentioned in the electoral roll or the
nomination paper and no clerical, technical or printing error in regard to the
electoral roll numbers of any such person in the electoral roll or the
nomination paper, shall affect the full operation of the electoral roll or the
nomination paper with respect to such person or place in any case where the
description in regard to the name of the person or place is such as to be
commonly understood; and the returning officer shall permit any such
misnomer or inaccurate description or clerical, technical or printing error to be
corrected and where necessary, direct that any such misnomer, inaccurate
description, clerical, technical or printing error in the electoral roll or in the
nomination paper shall be overlooked.

(5) Where the candidate is an elector of a different constituency, a copy of the
electoral roll of that constituency or of the relevant part thereof or a certified
copy of the relevant entries in such roll shall, unless it has been filed along
with the nomination paper, be produced before the returning officer at the time
of scrutiny.

 (6) Nothing in this section shall prevent any candidate from being nominated
by more than one nomination paper:
Provided that not more than four nomination papers shall be presented by or
on behalf of any candidate or accepted by the returning officer for election in
the same constituency.

(7) Notwithstanding anything contained in sub-section (6) or in any other
provisions of this Act, a person shall not be nominated as a candidate for
election,--
(a) in the case of a general election to the House of the People (whether or
not held simultaneously from all Parliamentary constituencies), from more
than two one Parliamentary Parliamentary constituenciesconstituency;
(b) in the case of a general election to the Legislative Assembly of a State
(whether or not held simultaneously from all Assembly constituencies), from
more than two oneAssembly Assembly constituencyconstituencies in that
State;
(c) in the case of a biennial election to the Legislative Council of a State
having such Council, from more than two one CouncilCouncil constituency
constituencies in the State;



                                                                              238
 (d) in the case of a biennial election to the Council of States for filling two or
more seats allotted to a State, for filling more than two such seatsone such
seat;
(e) in the case of bye-elections to the House of the People from two or more
Parliamentary constituencies which are held simultaneously, from more than
twoone such Parliamentary such Parliamentary constituencieconstituencys;
(f) in the case of bye-elections to the Legislative Assembly of a State from two
or more Assembly constituencies which are held simultaneously, from more
than two one such Assembly such Assembly constituencyconstituencies;
(g) in the case of bye-elections to the Council of States for filling two or more
seats allotted to a State, which are held simultaneously, for filling more than
two one suchsuch seatsseat;
(h) in the case of bye-elections to the Legislative Council of a State having
such Council from two or more Council constituencies which are held
simultaneously, from more than two one such Council such
Councilconstituency constituencies.
Explanation.-- For the purposes of this sub-section, two or more bye-
elections shall be deemed to be held simultaneously where the notification
calling such bye-elections are issued by the Election Commission under
section 147, section 149, section 150 or, as the case may be, section 151 on
the same date.


CHAPTER VIIA: DECLARATION OF ASSETS AND LIABILITIES

CHAPTER VIIB: RESTRICTION ON GOVERNMENT SPONSORED ADVERTISEMENTS

75B. Restriction on Government Sponsored Advertisements. - No
Central or State government, as the case may be, shall, publish any
advertisements of achievements of the Central of State government either in
the print media, electronic media, or by way of banners or hoardings in public
places for a period of six months prior to the date of expiry of the term of the
House of the People or the Legislative Assembly of the concerned State.

Provided that the restrictions above shall not apply to the advertisements of
achievements of the governments relating to their poverty alleviation
programmes or any health related schemes; however, such advertisements
shall not carry any symbol of a political party or the names or photographs of
any Minister or leader of any political party."



CHAPTER VIII: ELECTION EXPENSES AND MAINTENANCE OF ACCOUNTS

77. Account of election expenses and maximum thereof.-- (1) Every
candidate at an election shall, either by himself or by his election agent, keep

                                                                              239
 a separate and correct account of all expenditure in connection with the
election incurred or authorized by him or by his election agent between the
date on which he has been nominatedof notification of such election and the
date of declaration of the result thereof, both dates inclusive.

Explanation 1.--For the removal of doubts, it is hereby declared that--

(a) the expenditure incurred by leaders of a political party on account of travel
by air or by any other means of transport for propagating programme of the
political party shall not be deemed to be the expenditure in connection with
the election incurred or authorised by a candidate of that political party or his
election agent for the purposes of this sub-section.

(b) any expenditure incurred in respect of any arrangements made, facilities
provided or any other act or thing done by any person in the service of the
Government and belonging to any of the classes mentioned in clause (7) of
section 123 in the discharge or purported discharge of his official duty as
mentioned in the proviso to that clause shall not be deemed to be expenditure
in connection with the election incurred or authorised by a candidate or by his
election agent for the purposes of this sub-section.

Explanation 2.--For the purposes of clause (a) of Explanation 1, the
expression "leaders of a political party", in respect of any election, means,--
(i) where such political party is a recognised political party, such persons not
exceeding forty in number, and

(ii) where such political party is other than a recognised political party, such
persons not exceeding twenty in number,

whose names have been communicated to the Election Commission and the
Chief Electoral Officers of the States by the political party to be leaders for the
purposes of such election, within a period of seven days from the date of the
notification for such election published in the Gazette of India or Official
Gazette of the State, as the case may be, under this Act:

Provided that a political party may, in the case where any of the persons
referred to in clause (i) or, as the case may be, in clause (ii) dies or ceases to
be a member of such political party, by further communication to the Election
Commission and the Chief Electoral Officers of the States, substitute new
name, during the period ending immediately before forty-eight hours ending
with the hour fixed for the conclusion of the last poll for such election, for the
name of such person died or ceased to be a member, for the purposes of
designating the new leader in his place.

(2) The account shall contain such particulars, as may be prescribed.




                                                                               240
 (3) The total of the said expenditure shall not exceed such amount as may be
prescribed.

77A. Account of contributions received.--Every candidate at an election
shall, either by himself or by his election agent, also keep an account of the
following particulars in respect of the donations or contributions received by
the candidate after the date of notification of election, namely: --

  (a) the amount of contribution received by the candidate from his party for
      the election;
  (b) the amount of contribution received by the candidate from--
         (i) any person;
         (ii) any company, not being a government company
  (c) the name, address and PAN card details, if applicable, of the donor in
      sub-clause (b) above;
  (d) the nature of each contribution, in particular, whether it is:
         (i) cash;
         (ii) cheque; or
         (iii) gifts in kind;
  (e) the date on which the contribution was received.

  Explanation: All contributions by a political party to its candidate shall be
  made by a crossed account payee cheque or draft or bank transfer.



78. Lodging of account with the district election officer.-- (1) Every
contesting candidate at an election shall, within thirty days from the date of
election of the returned candidate or, if there are more than one returned
candidate at the election and the dates of their election are different, the later
of those two dates, lodge with the district election officer an account of his
election expenses and contribution reports which shall be a true copy of the
account kept by him or by his election agent under section 77 and section 77A
respectively.

78A. Disclosure of account submitted by contesting candidates.- (1)
The district election officer shall make publicly available, on his website, the
accounts of election expenses and contribution reports submitted by every
contesting candidate or their election agent under section 78.

(2) The district election officer shall also keep these reports on file for three
years after their submission and shall make them available for public
inspection on the payment of a prescribed fee under Rule 88 of the Conduct
of Election Rules, 1961.




                                                                              241
                Part VI: DISPUTES REGARDING ELECTIONS

CHAPTER I: INTERPRETATION

79. Definitions.-- In this Part and in [Part VII] unless the context otherwise
requires,--
(d) "electoral right" means....

(e) "High Court" means the High Court within the local limits of whose
jurisdiction the election to which the election petition relates has been held;
wherever applicable, a reference to the High Court in this Part shall also be
deemed to include a reference to the 'election bench' designated by the Chief
Justice of the relevant High Court in accordance with the procedure
prescribed by this Part;

(f) "returned candidate" means....


CHAPTER II: PRESENTATION OF ELECTION PETITIONS TO ELECTION COMMISSION

80A. High Court to try election petitions.--(1) The Court having jurisdiction
to try an election petition shall be the High Court.

(2) Such jurisdiction shall be exercised ordinarily by a single Judge of the High
Court, designated as an election bench, and the Chief Justice shall, from time
to time, assign one or more Judges for that purpose:
Provided that where the High Court consists only of one Judge, he shall try all
election petitions presented to that Court.

(3) Where the High Court functions in more than one State, or where the High
Court has more than one bench, the election petition shall be filed before the
Principal Seat of the relevant High Court.

Explanation - The High Court in its discretion may, in the interests of justice
or convenience, try an election petition, wholly or partly, at the bench or place
other than the Principal Seat of the High Court The High Court in its discretion
may, in the interests of justice or convenience, try an election petition, wholly
or partly, at a place other than the place of seat of the High Court.]


82. Parties to the petition. --A petitioner shall join as respondents to his
petition--
        (a) where the petitioner, in addition to claiming a declaration that the
election of all or any of the returned candidates is void, claims a further
declaration that he himself or any other candidate has been duly elected, all


                                                                             242
 the contesting candidates other than the petitioner, and where no such further
declaration is claimed, all the returned candidates;
Provided that in cases where the petitioner makes an additional declaration
that he himself or any candidate has been duly elected, no contesting
candidates who have lost their security deposit shall be joined by the
petitioner as respondents to his petition; andand

        (b) Notwithstanding anything contained in sub-clause (a), any other
candidate against whom allegations of any corrupt practice are made in the
petition.


CHAPTER III: TRIAL OF ELECTION PETITIONS

86. Trial of election petitions. --(1) The High Court shall dismiss an election
petition which does not comply with the provisions of section 81 or section 82
or section 117.
Explanation.--An order of the High Court dismissing an election petition under
this sub-section shall be deemed to be an order made under clause (a) of
section 98.

(2) As soon as may be after an election petition has been presented to the
High Court, it shall be referred to the Judge or one of the Judges who has or
have been assigned designated by the Chief Justice as the election bench for
the trial of election petitions under sub-section (2) of section 80A.

(2A)(1) There shall be one or more election benches, comprising of one or
more judges, as designated by the Chief Justice of the High Court under
Section 80A(2), which shall only be dealing with election petitions presented
in accordance with the provisions of this Part.
(2) The trial of an election petition shall be continued from day to day until its
conclusion, and the election bench shall not grant any adjournments unless
sufficient cause is made out and may impose costs, including exemplary
costs, on the party seeking the adjournment.
 (3) Every election petition shall be tried as expeditiously as possible and trial
shall be concluded within six months from the date on which the election
petition is presented to the High Court for trial.
Provided that if the trial is not concluded within six months, the designated
election bench shall, for reasons to be recorded in writing, explain the cause
for delay in a report to the Chief Justice of the High Court.
(4) The respondent(s) shall file the written statement within forty-five days
from the date of service of summons.
Provided that if the election bench is satisfied that the respondent(s) were
prevented by sufficient cause from filing the written statement within the said



                                                                              243
 period of forty-five days, it may entertain the written statement within a further
period of fifteen days, but not thereafter.
Provided further that on expiry of such fifteen-day period, the respondent(s)
shall forfeit the right to file the written statement and the election bench shall
not allow the written statement to be taken on record thereafter.

(3) Where more election petitions than one are presented to the High Court in
respect of the same election, all of them shall be referred for trial to the same
election bench that Judge who may, in his its discretion, try them separately
or in one or more groups.

(4) Any candidate not already a respondent shall, ......

(5) The High Court may, upon such terms as to costs .....
(6) The trial of an election petition shall, so far as is practicable consistently
with the interests of justice in respect of the trial, be continued from day to day
until its conclusion, unless the High Court finds the adjournment of the trial
beyond the following day to be necessary for reasons to be recorded.

(7) Every election petition shall be tried as expeditiously as possible and
endeavour shall be made to conclude the trial within six months from the date
on which the election petition is presented to the High Court for trial.


(6) <deleted>
(7) <deleted>


98. Decision of the High Court.--At the conclusion of the trial of an election
petition [the election bench of the High Court] shall make an order--
(a) dismissing the election petition; or
(b) declaring the election of [all or any of the returned candidates] to be void;
or
(c) declaring the election, of [all or any of the returned candidates] to be void
and the petitioner or any other candidate to have been duly elected.
Provided that such order of the election bench shall be made within ninety-
days from the conclusion of arguments.

98A. Collection and disclosure of data by the High Court: (1) Complete
information regarding the number of election petitions filed and pending, the
status of each petition, the names of the parties, and designated election
bench shall be maintained and constantly updated by each High Court on its
website.



                                                                               244
 (2) The Election Commission shall prepare an annual report compiling the
information mentioned in sub-section (1) from all the High Courts, and shall
publish the said information annually on its website.

99. Other orders to be made by the High Court.--(1) At the time of making
an order under section 98 [the election bench of the High Court] shall also
make an order--
[(a) where any charge is made in the petition of any corrupt practice having
been committed at the election, recording--
(i) a finding whether any corrupt practice has or has not been proved to have
been committed *** at the election, and the nature of that corrupt practice; and
(ii) the names of all persons, if any, who have been proved at the trial to have
been guilty of any corrupt practice and the nature of that practice; and]
(b) fixing the total amount of costs payable and specifying the persons by and
to whom costs shall be paid:
Provided that [a person who is not a party to the petition shall not be named]
in the order under sub-clause (ii) of clause (a) unless--
(a) he has been given notice to appear before [the election bench of the High
Court] and to show cause why he should not be so named; and
(b) if he appears in pursuance of the notice, he has been given an opportunity
of cross-examining any witness who has already been examined by [the
election bench of the High Court] and has given evidence against him, of
calling evidence in his defence and of being heard.

[(2) In this section and in section 100, the expression "agent" has the same
meaning as in section 123.]

100. Grounds for declaring election to be void.-- (1) Subject to the
provisions of sub-section (2) if the election bench of the High Court is of
opinion--
(a) that on the date of his election a returned candidate was not qualified, or
was disqualified, to be chosen to fill the seat under the Constitution or this Act
or the Government of Union Territories Act, 1963 (20 of 1963); or

(b) that any corrupt practice has been committed by a returned candidate or
his election agent or by any other person with the consent of a returned
candidate or his election agent; or

(c) that any nomination has been improperly rejected; or

(d) that the result of the election, in so far as it concerns a returned candidate,
has been materially affected--
       (i) by the improper acceptance or any nomination, or



                                                                               245
       (ii) by any corrupt practice committed in the interests of the returned
      candidate by an agent other than his election agent], or
      (iii) by the improper reception, refusal or rejection of any vote or the
      reception of any vote which is void, or
      (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 election bench of the High Court shall declare the election of the returned
candidate to be void.

(2) If in the opinion of the election bench of the High Court, a returned
candidate has been guilty by an agent, other than his election agent, of any
corrupt practice *** but the High Court is satisfied--
        (a) that no such corrupt practice was committed at the election by the
        candidate or his election agent, and every such corrupt practice was
        committed contrary to the orders, and [without the consent], of the
        candidate or his election agent;
*****

(c) that the candidate and his election agent took all reasonable means for preventing the commission of corrupt practices at the election; and

(d) that in all other respects the election was free from any corrupt *** practice on the part of the candidate or any of his agents, then the election bench of the High Court may decide that the election of the returned candidate is not void.

102. Procedure in case of an equality of votes.--If during the trial of an election petition it appears that there is an equality of votes between any candidates at the election and that the addition of a vote would entitle any of those candidates,--

(a) any decision made by the returning officer under the provisions of this Act shall, in so far as it determines the question between those candidates, be effective also for the purposes of the petition; and

(b) in so far as that question is not determined by such a decision the election bench of the High Court shall decide between them by lot and proceed as if the one on whom the lot then falls had received an additional vote.

CHAPTER IV: WITHDRAWAL AND ABATEMENT OF ELECTION PETITIONS

109. Withdrawal of election petitions.--(1) An election petition may be withdrawn only by leave of the election bench of the High Court.

246

(2) Where an application for withdrawal is made under sub-section (1), notice thereof fixing a date for the hearing of the application shall be given to all other parties to the petition and shall be published in the Official Gazette.

112. Abatement of election petitions.--(1) An election petition shall abate only on the death of a sole petitioner or of the survivor of several petitioners. (2) Where an election petition abates under sub-section (1), the election bench of the High Court shall cause the fact to be published in such manner as it may deem fit.

(3) Any person who might himself have been a petitioner may, within fourteen days of such publication, apply to be substituted as petitioner and upon compliance with the conditions, if any, as to security, shall be entitled to be so substituted and to continue the proceedings upon such terms as the election bench of the High Court may deem fit.

CHAPTER IVA: APPEALS 116A. Appeals to Supreme Court.--(1) Notwithstanding anything contained in any other law for the time being in force, an appeal shall lie to the Supreme Court on any question (whether of law or fact)of law from every order made by a the election bench of the High Court under section 98 or section 99. (2) Every appeal under this Chapter shall be preferred within a period of thirty days from the date of the order of the election bench of the High Court under section 98 or section 99:

Provided that if the Court is satisfied that the petitioner was prevented by sufficient cause from filing an appeal before the Supreme Court within the said period of thirty days it may entertain the petition within a further period of thirty days, but not thereafter.
(3) Every appeal under this Chapter shall be tried as expeditiously as possible and every endeavour shall be made to conclude the appeal within three months from the date on which the appeal is presented to the Supreme Court for hearing.Provided that the Supreme Court may entertain an appeal after the expiry of the said period of thirty days if it is satisfied that the appellant had sufficient cause for not preferring the appeal within such period.

116B. Stay of operation of order of High Court.--(1) An application may be made to the election bench of the High Court for stay of operation of an order made by the High Court under section 98 or section 99 before the expiration of the time allowed for appealing therefrom and the election bench of the High Court may, on sufficient cause being shown and on such terms and conditions as it may think fit, stay the operation of the order; but no application for stay 247 shall be made to the election bench of the High Court after an appeal has been preferred to the Supreme Court.

(2) Where an appeal has been preferred against an order made under section 98 or section 99, the Supreme Court may, on sufficient cause being shown and on such terms and conditions as it may think fit, stay the operation of the order appealed from.

(3) When the operation of an order is stayed by the election bench of the High Court or, as the case may be, the Supreme Court, the order shall be deemed never to have taken effect under sub-section (1) of section 107; and a copy of the stay order shall immediately be sent by the High Court or, as the case may be, the Supreme Court, to the Election Commission and the Speaker or Chairman, as the case may be, of the House of Parliament or of the State Legislature concerned.

CHAPTER V: COSTS AND SECURITY FOR COSTS

117. Security for costs.--(1) At the time of presenting an election petition, the petitioner shall deposit in the High Court in accordance with the rules of the High Court a sum of ten thousand two thousand rupees as security for the costs of the petition.

Provided that if the election bench of the High Court is satisfied that the petitioner was prevented by sufficient cause from depositing the said amount of ten thousand rupees, it may grant an extension of such time as it deems reasonable and dismiss the petition if the amount is not deposited within the specified extended period.

(2) During the course of the trial of an election petition, the election bench of the High Court may, at any time, call upon the petitioner to give such further security for costs as it may direct.

119. Costs.--Costs shall be in the discretion of the election bench of the High Court:

Provided that where a petition is dismissed under clause (a) of section 98, the returned candidate shall be entitled to the costs incurred by him in contesting the petition and accordingly the High Court shall make an order for costs in favour of the returned candidate.
Part VII: CORRUPT PRACTICES AND ELECTORAL OFFENCES CHAPTER I: CORRUPT PRACTICES
123. Corrupt practices. -- The following shall be deemed to be corrupt practices for the purposes of this Act:
248
.....
(2) Undue influence, that is to say, any direct or indirect interference or attempt to interfere on the part of the candidate or his agent, or of any other person 7 [with the consent of the candidate or his election agent], with the free exercise of any electoral right:
Provided that--
(a) without prejudice to the generality of the provisions of this clause any such person as is referred to therein who--
(i) threatens any candidate or any elector, or any person in whom a candidate or an elector is interested, with injury of any kind including social ostracism and ex-communication or expulsion from any caste or community; or
(ii) induces or attempts to induce a candidate or an elector to believe that he, or any person in whom he is interested, will become or will be rendered an object of divine displeasure or spiritual censure;, or
(iii) pays for news, shall be deemed to interfere with the free exercise of the electoral right of such candidate or elector within the meaning of this clause;

CHAPTER III: ELECTORAL OFFENCES

126. Prohibition of public meetings during period of forty--eight hours ending with hour fixed for conclusion of poll.-- (1) No person shall--

(a) convene, hold or attend, join or address any public meeting or procession in connection with an election; or

(b) publish, publicise or disseminate any election matter by means of print or electronic mediadisplay to the public any election matter by means of cinematograph, television or other similar apparatus; or

(c) propagate any election matter to the public by holding, or by arranging the holding of, any musical concert or any theatrical performance or any other entertainment or amusement with a view to attracting the members of the public thereto, in any polling area during the period of forty-eight hours ending with the fixed for the conclusion of the poll for any election in the polling area.

(2) Any person who contravenes the provisions of sub-section (1) shall be punishable with imprisonment for a term which may extend to two years, or with fine, or with both.

249

(2A) No court shall take cognisance of any offence punishable under sub- section (1) unless there is a complaint made by order of, or under authority from, the Election Commission or the Chief Electoral Officer of the State concerned.

Explanation.--For the purposes of this section,--

(a)"election matter" means any matter intended or calculated to influence or affect the result of an election.

(b) "electronic media" includes internet, radio and television including Internet Protocol Television, satellite, terrestrial or cable channels, mobile and such other media either owned by the Government or private person or by both;

(c) "print media" includes any newspaper, magazine or periodical, poster, placard, handbill or any other document;

(d) "disseminate" includes publication in any "print media" or broadcast or display on any electronic media.

(3) In this section, the expression "election matter" means any matter intended or calculated to influence or affect the result of an election.].

126B. Offence by companies.-- (1) Where an offence under sub-section (2) of section 126A.....

....

126C. Disclosures relating to opinion polls. -- (1) No person shall publish or broadcast the results of an opinion poll without providing the following together with the results:

(a) the name of the sponsor of the survey;
(b) the name of the person or organization that conducted the survey;
(c) the date on which or the period during which the survey was conducted;
(d) the population from which the sample of respondents was drawn;
(e) the number of people who were contacted to participate in the survey; and
(f) if applicable, the margin of error in respect of the data obtained.
(g) A declaration that the results are in the nature of predictions, to be displayed prominently, in the manner prescribed by the Election Commission
(h) Any other information as may be notified by the Election Commission (2) In addition to the information under sub-section (1), the publisher or broadcaster of an opinion poll shall, within a period of twenty-four hours after 250 the publication or broadcast of the opinion poll, publish on its website a copy of a written report on the results of the survey referred to in sub-section (1).
(3) The report referred to in sub-section (2) shall include the following, as applicable:
(a) the name and address of the sponsor of the survey;
(b) the name and address of the person or organization that conducted the survey;
(c) the date on which or the period during which the survey was conducted;
(d) information about the method used to collect the data from which the survey results are derived, including
(i) the sampling method,
(ii) the population from which the sample was drawn,
(iii) the size of the initial sample,
(iv) the number of individuals who were asked to participate in the survey and the numbers and respective percentages of them who participated in the survey, refused to participate in the survey, and were ineligible to participate in the survey,
(v) the dates and time of day of the interviews,
(vi) the method used to recalculate data to take into account in the survey the results of participants who expressed no opinion, were undecided or failed to respond to any or all of the survey questions, and
(vii) any weighting factors or normalization procedures used in deriving the results of the survey; and
(e) the wording of the survey questions and, if applicable, the margins of error in respect of the data obtained.
(f) a copy of the poll as published along with the copy of the disclosure under sub-section (1).
(4) The Election Commission may issue further notifications regarding the manner in which the disclosures under sub-sections (1) and (2) are to be made.
(5) Any person who contravenes the provisions of this section shall be punished, on first conviction, with fine which may extend to five lakh rupees, and in the event of a second or subsequent conviction with imprisonment of either description for a term which may extend to two years, and shall also be liable to fine.
(6) No court shall take cognisance of any offence punishable under this section unless there is a complaint made by order of, or under authority from, 251 the Election Commission or the Chief Electoral Officer of the State concerned.

Explanation.--For the purposes of this section, "opinion poll" means a survey of how electors will vote at an election or of the preferences of electors respecting any candidate, group of candidates, or political party.

126D. Offences by companies.-- (1) Where an offence under sub-section (1) of Section 126C has been committed by a company, every person who, at the time the offence was committed, was in charge of, and was responsible to the company for the conduct of the business of the company, as well as the company, shall be deemed to be guilty of the offence and shall be liable to be proceeded against and punished accordingly:

Provided that nothing contained in this sub-section shall render any such person liable to any punishment provided in this Act if he proves that the offence was committed without his knowledge or that he exercised all due diligence to prevent the commission of such offence.
(2) Notwithstanding anything contained in sub-section (1), where an offence under this Act has been committed by a company and it is proved that the offence has been committed with the consent or connivance of, or is attributable to any neglect on the part of, any director, manager, secretary or other officer of the company, such director, manager, secretary or other officer shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly.
Explanation.--For the purpose of this section,--
(a) "company" means any body corporate, and includes a firm or other association of individuals; and
(b) "director", in relation to a firm, means a partner in the firm.

127A. Restriction on the printing of pamphlets, posters, etc. - (1) No person shall print or publish .....

127B. Paying for news (1) Any person who is found paying for news, or receiving payment for news shall be punished with imprisonment for a term which may extend to three years, and with fine, which may extend to twenty-five lakh rupees.

252

(2) Nothing contained in sub-section (1) shall apply to payments made by registered political parties for the management of official publications (print, radio, television and all other electronic) owned or controlled by them.

(3) To avail of the exemption under sub-section (2) all registered political parties must disclose their interests in any publication in the form and manner notified by the ECI in this regard.

(4) An attempt to commit an act punishable under sub-section (1) shall be punished with imprisonment for a term, which may extend to two years, or with fine, which may extend to ten lakh rupees, or with both.

(5) No court shall take cognisance of any offence punishable under this section unless there is a complaint made by order of, or under authority from, the ECI or the Chief Electoral Officer of the State concerned.

127C. Non-disclosure of interest in political advertising (1) Any political advertisement in any media shall carry a disclosure to this effect in the form and manner notified by the ECI in this regard.

(1)(2) Any person who contravenes the provision of sub-section (1) shall be punishable with imprisonment for a term which may extend to six months or fine which may extend to five lakh rupees, or both.

127D. Offences by companies.-- (1) Where an offence under sub-section (1) of Section 127B has been committed by a company, every person who, at the time the offence was committed, was in charge of, and was responsible to the company for the conduct of the business of the company, as well as the company, shall be deemed to be guilty of the offence and shall be liable to be proceeded against and punished accordingly:

Provided that nothing contained in this sub-section shall render any such person liable to any punishment provided in this Act if he proves that the offence was committed without his knowledge or that he exercised all due diligence to prevent the commission of such offence.
(2) Notwithstanding anything contained in sub-section (1), where an offence under this Act has been committed by a company and it is proved that the offence has been committed with the consent or connivance of, or is attributable to any neglect on the part of, any director, manager, secretary or other officer of the company, such director, manager, secretary or other 253 officer shall also be deemed to be guilty of that offence and shall be liable to be proceeded against and punished accordingly.
Explanation.--For the purpose of this section,--
(a) "company" means any body corporate, and includes a firm or other association of individuals; and
(b) "director", in relation to a firm, means a partner in the firm.
254

CONDUCT OF ELECTION RULES, 1961 PART V: COUNTING OF VOTES IN PARLIAMENTARY AND ASSEMBLY CONSTITUENCIES 66A. Counting of votes where electronic voting machines have been used.-- In relation to the counting of votes cast at a polling station, where voting machine has been used,--

(i) the provisions of rules 50 to 54 and in lie of rules 55,56, and 57, the following rules shall respectively apply, namely:--

"55C. Scrutiny and inspection of voting machines.-- .........
56C. Counting of votes.-- (1) After the returning officer is satisfied that a voting machine has in fact not been tampered with, he shall have the votes recorded therein counted by pressing the appropriate button marked "Result" provided in the control unit whereby the total votes polled and votes polled by each candidate shall be displayed in respect of each such candidate on the display panel provided for the purpose in the unit.
(2) As the votes polled by each candidate are displayed on the control unit, the returning officer shall have,-
(a) the number of such votes recorded separately in respect of each candidate in Part II on Form 17C;
(b) Part II of Form 17C completed in other respects and signed by the counting supervisor and also by the candidates or their election agents or their counting agents present; and
(c) corresponding entries made in a result sheet in Form 20 and the particulars so entered in the result sheet announced.
(2A) In the appropriate case, where the Election Commission apprehends intimidation and victimisation of electors in any constituency, and it is of the opinion that the votes recorded in the voting machines should be mixed before counting, it may by notification in the Official Gazette, specify such constituency where the returning officer shall use a totaliser for the counting of votes recorded in a group of electronic voting machines.

57C. Sealing of voting machines.-- ....

255

AMENDMENTS TO THE CONSTITUTION OF INDIA, 1950

324. Superintendence, direction and control of elections to be vested in an Election Commission.- (1) The superintendence, direction and control of the preparation of the electoral rolls for, and the conduct of, all elections to Parliament and to the Legislature of every State and of elections to the offices of President and Vice-President held under this Constitution *** shall be vested in a Commission (referred to in this Constitution as the Election Commission) (2) The Election Commission shall consist of the Chief Election Commissioner and such number of other Election Commissioners, if any, as the President may from time to time fix and the appointment of the Chief Election Commissioner and other Election Commissioners shall, subject to the provisions of any law made in that behalf by Parliament, be made by the President.

(2A)(1): The Election Commission shall have a separate independent and permanent secretarial staff.

(2) The Election Commission may, by rules prescribed by it, regulate the recruitment, and the conditions of service of persons appointed, to its permanent secretarial staff.

(3) When any other Election Commissioner is so appointed the Chief Election Commissioner shall act as the Chairman of the Election Commission.

(4) Before each general election to the House of the People and to the Legislative Assembly of each State, and before the first general election and thereafter before each biennial election to the Legislative Council of each State having such Council, the President may also appoint after consultation with the Election Commission such Regional Commissioners as he may consider necessary to assist the Election Commission in the performance of the functions conferred on the Commission by clause (1).

(5): Subject to the provisions of any law made by Parliament, the conditions of service and tenure of office of the Election Commissioners and the Regional Commissioners shall be such as the President may by rule determine;

Provided that the Chief Election Commissioner and any other Election Commissioner shall not be removed from his office except in like manner and on the like grounds as a Judge of the Supreme Court and the conditions of service of the Chief Election Commissioner and any other Election Commissioner shall not be varied to his disadvantage after his appointment:

256
Provided further that any other Election Commissioner or a Regional Commissioner shall not be removed from office except on the recommendation of the Chief Election Commissioner.
(6) The President, or the Governor of a State, shall, when so requested by the Election Commission, make available to the Election Commission or to a Regional Commissioner such staff as may be necessary for the discharge of the functions conferred on the Election Commission by clause (1).

Tenth Schedule: Provisions as to disqualification on ground of defection

1. Interpretation.....

2. Disqualification on ground of defection.....

4. Disqualification on ground of defection not to apply in case of merger....

5. Exemption.--....

6. Decision on questions as to disqualification on ground of defection.-- (1) If any question arises as to whether a member of a House has become subject to disqualification under this Schedule, the question shall be referred for the decision of the Chairman or, as the case may be, the Speaker of such House and his decision shall be final:

(a) President, in case of disqualification of a member of either House of Parliament;
(b) Governor, in case of disqualification of a member of a House of the Legislature of a State.

Provided that the decision of the President or the Governor as to whether a member of a House has become subject to disqualification under this Schedule shall be final.where the question which has arisen is as to whether the Chairman or the Speaker of a House has become subject to such disqualification, the question shall be referred for the decision of such member of the House as the House may elect in this behalf and his decision shall be final.

(2) All proceedings under sub-paragraph (1) of this paragraph in relation to any question as to disqualification of a member of a House under this Schedule shall be deemed to be proceedings in Parliament within the meaning of article 122 or, as the case may be, proceedings in the Legislature of a State within the meaning of article 212. Before giving any decision on any 257 such question, the President or the Governor, as the case may be, shall obtain the opinion of the Election Commission and shall act according to such opinion.

Provided that no member of a House shall be disqualified under this Schedule, unless he has been given a reasonable opportunity of being heard by the Commission in the matter.

7. Bar of jurisdiction to courts....

258

AMENDMENTS TO THE ELECTION COMMISSION (CONDITIONS OF SERVICE OF ELECTION COMMISSIONERS AND TRANSACTION OF BUSINESS) ACT, 1991 Election Commission (Appointment and Conditions of Service of Election Commissioners and Transaction of Business) Act, 1991 An Act to determine the appointment and conditions of service of the Chief Election Commissioner and other Election Commissioners and to provide for the procedure for transaction of business by the Election Commission and for matters connected therewith or incidental thereto.

Chapter 1 -- Preliminary

1. Short title.- This Act may be called the Election Commission (Appointment and Conditions of Service of Election Commissioners and Transaction of Business) Act, 1991.

2. Definitions.-......

Chapter 1A - Appointment of Chief Election Commissioner and Election Commissioners.

2A. Appointment of Chief Election Commissioner and Election Commissioners - (1) The Election Commissioners, including the Chief Election Commissioners, shall be appointed by the President by warrant under his hand and seal after obtaining the recommendations of a Committee consisting of:

(a) the Prime Minister of India - Chairperson
(b) the Leader of the Opposition in the House of the People - Member
(c) the Chief Justice of India - Member Provided that after the Chief Election Commissioner ceases to hold office, the senior-most Election Commissioner shall be appointed as the Chief Election Commissioner, unless the Committee mentioned in sub-section (1) above, for reasons to be recorded in writing, finds such Election Commissioner to be unfit.

Explanation: For the purposes of this sub-section, "the Leader of the Opposition in the House of the People" shall, when no such Leader has been so recognised, include the Leader of the single largest group in opposition of the Government in the House of the People.

259

AMENDMENTS TO THE COMPANIES ACT, 2013 (18 of 2013)

182. Prohibitions and restrictions regarding political contributions.-- (1) Notwithstanding anything contained in any other provision of this Act, a company, other than a Government company and a company which has been in existence for less than three financial years, may contribute any amount directly or indirectly to any political party:

Provided that the amount referred to in sub-section (1) or, as the case may be, the aggregate of the amount which may be so contributed by the company in any financial year shall not exceed seven and a half per cent of its average net profits during the three immediately preceding financial years:
Provided further that no such contribution shall be made by a company unless a resolution authorising the making of such contribution is passed at the annual general meeting a meeting of the Board of Directors and such resolution shall, subject to the other provisions of this section, be deemed to be justification in law for the making and the acceptance of the contribution authorised by it.
260
AMENDMENTS TO THE INCOME TAX ACT, 1961(43 of 1961) 13A. Special provision relating to incomes of political parties.- Any income of a political party which is chargeable under the head "Income from house property" or "Income from other sources" or "Capital gains" or any income by way of voluntary contributions received by a political party from any person shall not be included in the total income of the previous year of such political party :
Provided that--
(a) such political party keeps and maintains such books of account and other documents as would enable the Assessing Officer to properly deduce its income therefrom;
(b) in respect of each such voluntary contribution in excess of twenty thousand rupees, such political party keeps and maintains a record of such contribution and the name and address of the person who has made such contribution; and
(c) the accounts of such political party are audited by an accountant as defined in the Explanation below sub-section (2) of section 288 :
Provided further that if the treasurer of such political party or any other person authorised by that political party in this behalf fails to submit a report under sub-section (3) of section 29DC of the Representation of the People Act, 1951 (43 of 1951) for a financial year, no exemption under this section shall be available for that political party for such financial year.
Explanation.--For the purposes of this section, "political party" means a political party registered under section 29A of the Representation of the People Act, 1951 (43 of 1951).
261