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 8, Cited by 200]

Supreme Court of India

Brij Mohan Singh vs Priya Brat Narain Sinha And Ors on 5 February, 1964

Equivalent citations: 1965 AIR 282, 1965 SCR (3) 861, AIR 1965 SUPREME COURT 282, 1964 (1) SCJ 644

Author: K.C. Das Gupta

Bench: K.C. Das Gupta, P.B. Gajendragadkar, K.N. Wanchoo, J.C. Shah, N. Rajagopala Ayyangar

           PETITIONER:
BRIJ MOHAN SINGH

	Vs.

RESPONDENT:
PRIYA BRAT NARAIN SINHA AND ORS.

DATE OF JUDGMENT:
05/02/1964

BENCH:
GUPTA, K.C. DAS
BENCH:
GUPTA, K.C. DAS
GAJENDRAGADKAR, P.B. (CJ)
WANCHOO, K.N.
SHAH, J.C.
AYYANGAR, N. RAJAGOPALA

CITATION:
 1965 AIR  282		  1965 SCR  (3) 861
 CITATOR INFO :
 R	    1970 SC 326	 (11,12)
 R	    1983 SC 684	 (53)
 RF	    1988 SC1796	 (16)


ACT:
    Evidence  Act  (1  of 1872)--S.  35--Entry	in  official
Record	maintained by illiterate person by some one else  at
his request--Admissibility.



HEADNOTE:
    The	 appellant and respondent were rival candidates	 for
election  to the Bihar Legislative Assembly.  The  appellant
obtained a majority of votes and was declared elected.	This
election was challenged by the respondent on the ground that
the  appellant had not attained the age of 25 years  on	 the
date of filing the nomination papers and was on that account
disqualified under Art. 173 of the Constitution from being a
member	of the Assembly; that he held  subsisting  contracts
under  the Bihar Government in his individual  and  personal
capacity  and  was thus disqualified under s.  7(d)  of	 the
Representation of the People Act and that he and his  party-
men   were   directly  responsible   for   publication	 and
distribution of	 copies	 of  leaflets entitled "Bagula	Neta
Se Hoshiar"  containing	 direct	 insinuations and aspersions
against	 the  personal character of  the  respondent,  those
being false to the knowledge of the appellant.
    The	 Election  Petition was dismissed  by  the  Election
Tribunal.  The	respondent appealed to the High	 Court.	 The
High  Court came to the conclusion that the allegation	that
the appellant held Governpapers and that the appellant	was.
gulty  of  a  corrupt practice in the appeal and  set  aside
the  election  of the appellant on the ground  that  he	 was
below  the age of 25 on the date of filling  the  nomination
papers	and  that  the appellant was guilty  of.  a  corrupt
practice  in that he had published the	offending  leaflets.
With  certificate' of fitness granted by the High Court	 the
appellant appealed to  this  Court. Allowing the appeal:
    HELD:  (i) The burden of proving that appellant had	 not
attained  the age of 25 years on the date of has  nomination
was  on the respondent and he had failed to prove  that	 and
hence  the election of the appellant could not be set  aside
on that ground.
     The  entry made in an official record maintained by  an
illiterate Chowkidar, by somebody else at his request,	does
not come within Section 35 of the Evidence Act.
     (ii)  The	respondent had not been able  to  prove	 the
publication of the leaflets by the appellant or has agent or
by any other person with the consent of the appellant o.r of
his  election  agent, and hence the  Election  Tribunal	 was
right in coming to the conclusion that the commission of any
corrupt	 practice by appellant under s. 123(4) had not	been
proved.
862



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 9 of 1964. Appeal from the judgment and order dated September 9, 1964 of the Patna High Court in Election Appeal No. 2 of 1963.

C.B. Agarwala, L.M. Sarma and D.N. Mukherjee, for the appellant.

Sarjoo Prasad and K.K. Sinha, for the respondent No. 1. The Judgment of the Court was delivered by Dass Gupta, J. The appellant Brij Mohan Singh and the resportdent Priya Brat Narain Sinha were among the candidates who contested the Aurangabad Constituency seat for the Bihar Legislative Assembly at the General Election held in 1962. The polling took place on February 21, 1962. The appellant received a majority of votes and was declared elected. The respondent Priya Brat Babu who was the sitting member was defeated on April 9, 1962, he filed a petition challenging the validity of the appellant's election. He prayed for a declaration that the election of the appellant Brij Mohan Singh be declared void and that he (Priya Brat Narain Sinha) be declared to have been duly elected to the Bihar Legislative Assembly from the Aurangabad Constituency. Among the grounds on which the appellant's election was challenged were these three :--

(1) That the appellant was born on October 15, 1937 and was thus under 25 years of age on the date of filing the nomination papers and therefore disqualified under Art. 137 of the Constitution from being a member of the Bihar Legislative Assembly;
(2) That he held subsisting contracts under the Bihar Government in his individual and personal capacity and was thus disqualified under s. 7(d) of the Representation of the People Act; (3) That the appellant, and with his consent, his party-men Rameshwar Prasad Singh and others (whose names are mentioned) were directly responsible for publication and distribution of copies of leaflets containing direct insinuations and aspersions against the respondent's personal character, these being false to the knowledge of the appellant.

The Election Tribunal held on a consideration of the oral and documentary evidence produced before it that none of these or the other grounds on which the validity of the election was challenged had been established. Accordingly, the Tribunal dismissed the petition.

863

On appeal, the High Court of Judicature at Patna set aside the judgment and order of the Election Tribunal and made an order setting aside the election of the appellant Brij Mohan Singh to the Bihar Legislative Assembly. The High Court however refused the respondent's prayer to be declared duly elected.

Against this order of the High Court the present appeal has been preferred on a certificate granted by the High Court under Art. 133(1)(b) of the Constitution. The only grounds that appear to have been pressed before the High Court were the three which we have mentioned above. The High Court agreed with the Election Tribunal that the allegation that the appellant held a contract under the Government in his personal capacity had not been established. As regards the other two grounds the High Court disagreed with the Election Tribunal. The High Court held that the appellant was below the age of 25 years on the date of filing the nomination and was therefore not qualified to be a candidate for the Bihar Legislative Assembly. The High Court also held that the appellant had published a leaflet Ex. 10 containing attacks upon the personal character of the respondent and was thus guilty of a corrupt practice within the meaning of s. 123(4) of the Representation of the People Act. As already stated, the High Court set aside the election of the appellant.

The findings of the High Court on the question of age and also on the question of publication of the document Ex. 10 have been challenged before us. It was also urged that in any case the pamphlet Ex. 10 did not amount to an attack on the personal character of the respondent.

[After considering the evidence his Lordship concluded that it was not proved that the appellant had committed any corrupt practice or that he was below twenty- five years on the date of filing of nomination papers. On the question whether an entry made in an official record maintained by an illiterate public servant, by some one else at his request is relevant under s. 35 of the Evidence Act his Lordship held:] On an examination of the physical appearance on the hathchitha and the entries made therein, the evidence of the Chowkidar and the circumstances under which this document was ultimately produced before the Tribunal we are inclined to agree with the view of the Election Tribunal that this is a genuine document which was maintained by the Chowkidar in the discharge of his official duty. If the document had been manufactured to assist the appellant we do not think it likely that the Chowkidar would have refused to produce it readily when summoned to do so. The fact 864 that a warrant of arrest had to be executed against him is a convincing circumstance that the Chowkidar was unwilling to produce it. We are not impressed by the argument of Mr. Sarjoo Prasad that the omission of the Chowkidar to produce the document in obedience to the summons and the issue of warrant of arrest to secure its production were all pre- arranged to create an atmosphere for the acceptance of the document as genuine. The appellant's lawyers before the Election Tribunal could not possibly have been sure that the Tribunal would in the last resort issue a: warrant of arrest. It is not likely that they would take such risk so that' the document might not come at all.

In our opinion, this document is genuine and is the book that was maintained by the Chowkidar for noting the births in his Ilaka during the years 1934 to 1936. The entry therein showing the birth of a son to Sarjoo Singh on October 15, 1935 can however be of' no assistance to the appellant unless this entry is admissible in evidence under the Evidence Act. If this entry had been made by the Chowkidar himself this entry would have been relevant under s. 35 of the Evidence Act. Admittedly, however, the Chowkidar himself did not make it. Mr. Agarwal tried to convince us that when an illiterate public servant is unable to make an entry himself and he gets the entry made by somebody else this should be treated as an entry made by the public servant. This argument must be rejected. The reason why an entry made by a public servant in a public or other official book, register, or record stating a fact in issue or a relevant fact has been made relevant is that when a public servant makes it himself in the discharge of his official duty, the probability of its being truly and correctly recorded is high. That probability is reduced to a minimum when the public servant himself is illiterate and has to depend on somebody else to make the entry. We have therefore come to the conclusion that the High Court is right in holding that the entry made in an official record maintained by the illiterate Chowkidar, by somebody else at his request does not come within s. 35 of the Evidence Act. It is not suggested that the entry is admissible in evidence under any other provision of the Evidence Act. The entry in the hath-chitha has therefore to be left out of consideration in coming to a conclusion about the appellant's age.

Appeal allowed.

L/P(D)5SCI-2,500-29-4-66---GIPS