Delhi High Court
Nand Kishore Garg vs Jitender Singh Tomar & Ors on 17 January, 2020
Equivalent citations: AIRONLINE 2020 DEL 51
Author: Rajiv Sahai Endlaw
Bench: Rajiv Sahai Endlaw
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 17th January, 2020
+ EL.PET.2/2015
NAND KISHORE GARG .... Petitioner
Through: Mr. Alok Kumar, Mr. Abhishek
Paruthi, Mr. Amit Kr. Singh, Mr.
Sachin Kumar, Mr. Aakash Dubey &
Ms. Manisha A. Narain, Advs.
Versus
JITENDER SINGH TOMAR & ORS. .... Respondents
Through: Mr. Kush Sharma and Mr. Kshitiz
Ahuja, Advs. for R-1.
Mr. Satyakam, ASC, GNCTD.
CORAM:
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
1. The petition challenges the election of the respondent no.1 to the
Legislative Assembly of NCT of Delhi from AC-16 Tri Nagar Constituency,
in the General Elections to the Legislative Assembly of NCT of Delhi, held
in the year 2015.
2. The petition came up first before this Court on 23rd March, 2015 and
thereafter on 25th March, 2015, when notice thereof was ordered to be issued
and vide ex parte ad interim order, the respondent no.15 i.e. SDM, Kotwali,
being the Returning Officer of the subject election, was directed to preserve
the entire election records including nomination form, affidavit
accompanying the nomination form, objections, pre-publication approvals of
election materials and to file the same before this Court.
El.Pet.2/2015 Page 1 of 40
3. The respondent no.1 filed IA No.17167/2015 under Section 151 CPC,
which vide order dated 23rd September, 2015 was ordered to be treated as
under Order VII Rule 11 of CPC. Vide order dated 11th December, 2015,
pleadings in the Election Petition were ordered to be completed
notwithstanding the pendency of the application under Order VII Rule 11
CPC.
4. None appeared for the respondents no. 2 to 4 and 8 to 14 despite
service; they were vide order dated 11th December, 2015 ordered to be
proceeded against ex parte. None appeared for the respondent no.5 also
despite service by publication.
5. The petition challenges the election of respondent no.1, pleading (i)
that the petitioner is an elector/voter in the subject assembly constituency
and also contested the subject election as a candidate of Bhartiya Janata
Party; (ii) the respondents no. 1 to 12 were other contesting candidates from
the said constituency and the respondents no. 13 and 14 had also filed their
nominations for the subject election but their nominations were rejected by
the respondent no.15 Returning Officer; (iii) that the respondent no.1,
contesting the election as a candidate of Aam Adami Party, (AAP), was
declared elected with 63,012 votes as against the petitioner, at second place,
with 40,701 votes; (iv) that the result of the election, insofar the respondent
no.1, has been materially affected by the improper acceptance of nomination,
containing false information regarding educational qualification of
respondent no.1; (v) that the respondent no.1, at the time of filing nomination
and thereafter, has continued to misrepresent himself to be a law graduate
and an Advocate and has thus been successful in exercising undue influence
El.Pet.2/2015 Page 2 of 40
over the electors/voters, which amounts to a ‗corrupt practice' within the
meaning of the Representation of the People Act, 1951; (vi) that though the
nomination form requires the candidate to give full details of all educational
qualifications, the respondent no.1 gave details of only his LL.B.
qualification and not about the preceding qualifications/eligibilities; (vii) that
the highest educational qualification, of law graduate, declared by the
respondent no.1 is false and bogus; (viii) that the respondent no.1, is not
even a graduate and the question of the respondent no.1 getting admission in
law college for a three years law program did not arise; (ix) consequently,
the respondent no.1's enrolment with the Bar Council of Delhi and his claim
of being an Advocate, are also false, incorrect and bogus; (x) that for
admission into a three year programme in a law college, a three year
graduation degree is a must; a bare perusal of the graduation degree of the
respondent no.1 shows that it was a two years and not a three years degree;
the respondent no.1 thus did not possess the requisite qualification for
admission to the three years law program; (xi) the respondent no.1, even
before notification of the election, had been campaigning as possessing an
LL.B. degree as his educational qualification and portraying himself to be an
Advocate; the respondent no.1 has been distributing the election materials
like pamphlets, life biography, banners and TV interviews, claiming himself
to be a law graduate and an Advocate; (xii) that the respondent no.4 Mohd.
Saleem filed an objection affidavit before the Returning Officer, that the
information given by respondent No.1 with respect to his educational
qualification is false and incorrect; however despite the said objection, the
respondent no.1 was allowed to contest the election, without taking any
action on the objection and the respondent no.1 continued to campaign,
El.Pet.2/2015 Page 3 of 40
claiming himself to be a law graduate and a practicing Advocate; (xiii) that
the respondent no.1 has indulged in creation of false, forged and fabricated
documents in the form of his undergraduate degree/mark-sheet of Dr. Ram
Manohar Lohia Avadh University, Faizabad, UP; (xiv) the respondent no.1,
while furnishing false information to the effect that his highest educational
qualification is LL.B., and suppressing his alleged two year graduation
degree from Avadh University, has committed a corrupt practice under
Section 123(4) of the Representation of the People Act; (xv) had the
respondent no.1 mentioned about his alleged two year degree course in his
affidavit, the voters of the constituency would have had occasion to check
the veracity of his alleged educational credentials and on being made aware
that the alleged two year degree and mark-sheet were false, forged and
fabricated, might not have preferred to elect the respondent no.1 as their law-
maker; (xvi) that the act of the respondent no.1, of withholding the relevant
information of his alleged two year degree and mark-sheet of Avadh
University and circulating election material describing himself to be an
Advocate, has materially affected the result of the election; (xvii) the
respondent no.1 has succeeded in befooling the voters and in persuading the
Chief Minister into making him the Law Minister; (xviii) that the petitioner
has lost the election on account of undue influence and corrupt practice
undertaken by the respondent no.1; and, (xix) that the respondent no.1's false
declaration and concealment in his affidavit qua his educational qualification
was in the special knowledge of the respondent no.1 and the respondent no.1
owed a duty to disclose the full truth in the affidavit. The petitioner, in the
petition has also given specific instances of publication got done by the
respondent no.1 of the pamphlets describing himself as an Advocate,
El.Pet.2/2015 Page 4 of 40
circulation of the said pamphlets and of the other claims in interviews, etc.
made by the respondent no.1, of being an Advocate.
6. The respondent no.1 sought rejection under Order VII Rule 11 of the
CPC of the of the Election Petition, on the grounds (i) that furnishing of
wrong information with the nomination form does not constitute a ground for
setting aside of the election; (ii) that there was no material on record to show
that the result of the election was materially affected by the declaration, even
if wrong; (iii) that the respondent no.1, in an earlier election also had
declared himself to be a law graduate and though the petitioner also had
contested the said election against the respondent no.1 but had not raised any
objection; (iv) that on similar ground, WP(C)No.1056/2015 filed by some
other person was pending; (v) that on similar ground, FIR No.605/2015 of
PS Hauz Khas had also been lodged against the respondent no.1 and the
investigation was underway; and, (vi) that if this proceeding culminates
before the investigation in prosecution if any, the same would cause serious
prejudice to the respondent no.1.
7. The application aforesaid under Order VII Rule 11 of the CPC was
dismissed vide order dated 21st September, 2016, relying upon Nand Ram
Bagri Vs. Jai Kishan 200 (2013) DLT 402, Union of India Vs. Association
for Democratic Reforms 2002 (5) SSC 294, Kishan Shankar Kathore Vs.
Arun Dattatray Sawant (2014) 14 SSC 162, Krishnamoorthy Vs.
Sivakumar (2015) 3 SSC 467 and Sri Mairembam Prithviraj Vs. Shri
Pukhrem Saratchandra Singh 2016 SSC OnLine SC 1207 and inter alia
reasoning, (i) that the contention, that the only consequence of falsehood,
misrepresentation and suppression in the affidavit in Form-26 filed along
with the nomination form, can be under Section 125 of the Representation of
El.Pet.2/2015 Page 5 of 40
the People Act i.e. of imprisonment, cannot be accepted; (ii) the reason for
requiring disclosure by the candidate, was to vest the voters with a right to
elect on the basis of antecedents, past performance, educational
qualifications, etc. of a candidate; (iii) logically, if the disclosure is false, the
election in pursuance thereto would be impure one; (iv) furnishing of wrong
information would res ipsa loquitor lead to inference of undue influence
within the Section 125(2) of the Representation of the People Act; (v) the
members of a democratic society have to be sufficiently informed so that
they may intelligently take the decisions which may affect themselves and
this would include their decision of casting a vote in favour of a particular
candidate; (vi) it may not be possible for the Returning Officer to conduct a
detailed examination when the affidavit is filed along with the nomination
papers by a candidate and the summary enquiry may not suffice; it would
thus not be possible for the Returning Officer to reject the nomination for
want of verification of allegations made by the objector; in such a case, when
ultimately it is proved that it was a case of non-disclosure and either the
affidavit was false or did not contain complete information leading to
suppression, it can be held at that stage that the nomination was improperly
accepted; (vii) an act which is calculated to interfere with the free exercise of
electoral right, is a true and effective test, whether or not a candidate is guilty
of undue influence; (viii) while in Nand Ram Bagri, there was no challenge
to the highest qualification required to be declared and for which reason the
Election Petition was dismissed, in the present case there was a challenge to
the highest qualification declared by the respondent no.1; (ix) that WP(C)
No.1056/2015 had since been disposed of owing to Bar Council of India
having also initiated proceedings against the respondent no.1 and taking note
of the FIR lodged against the respondent no.1; and, (x) the argument of the
respondent no.1, that the proceedings in the Election Petition would
El.Pet.2/2015 Page 6 of 40
prejudice him inasmuch as he would be required to disclose his defense and
which in prosecution he can withhold till the last stage, also did not merit
rejection of the petition or deferment of proceedings therein to after the
culmination of the prosecution.
8. The respondent no.1 contested the petition by filing a written
statement, pleading that, (i) in the Conduct of Election Rules, 1961 and the
format prescribed thereunder, the only requirement is that every candidate
should disclose his/her highest education; (ii) the highest education acquired
by the respondent no.1, is graduation in law (LL.B.) and consequently the
respondent no.1 in his affidavit stated that he studied his LL.B. classes from
Bishwanath Singh Institute of Legal Studies, college of Munger as a regular
student and during the study period stayed at Munger, i.e. the place where
the LL.B. classes were regularly held; (iii) the said law degree is subsisting
and is in operation and has not been withdrawn or set aside; (iv) the
petitioner thus cannot claim the declaration by the respondent no.1 to be
false or incorrect; (v) in earlier elections also, the respondent no.1 had
declared the same educational qualification and the petitioner, though a
candidate in the earlier elections of the year 2013 also, had not raised any
objection thereto; (vi) eligibility to take admission to a course is not within
the scope of Election Petition; (vii) the respondent no.1 was found to be
eligible to be admitted to law college, where he successfully completed the
law course and was awarded the law degree; (viii) the fact that the
respondent no.1 is a law graduate or an Advocate, did not amount to any
special appeal to the electors/voters to vote for the respondent no.1 or to
refrain from voting for any other candidate; it did not impair the electoral
choice of any elector/voter in any manner whatsoever; if it was so, the
El.Pet.2/2015 Page 7 of 40
respondent no.1 would have also got elected in the election of the year 2013
in which the petitioner was a successful candidate; (ix) there is not an iota of
allegation or material particulars in the Election Petition, of any person who
got influenced and/or got carried away and voted for the respondent no.1
merely because the respondent no.1 is an Advocate; (x) the Representation
of the People Act does not lay down any minimum qualification required for
contesting an election; thus qualification is irrelevant for the purposes of
electorate to exercise their franchise; (xi) the mandate of the people cannot
be dislodged; (xii) the Election Petition is based on averments in the writ
petition, which writ petition itself was awaiting adjudication; (xiii) the law
degree was/is subsisting on the date of nomination and election; (xiv) the Bar
Council of Delhi, at the instance of some vested interest, failed to carry out
its statutory duty and instead illegally utilized the forum of the State Police,
where the investigation is on; (xv) Election Petition cannot be proceeded
with till the disposal of the said proceedings; (xvi) the Election Tribunal
under the Representation of the People Act is not vested with the
jurisdiction to determine the status of the respondent no.1 as a law graduate
and/or an Advocate; (xvii) there was neither any undue influence nor can the
same be possible merely by adding the prefix, ‗Advocate'; (xviii) the law
college considered the educational qualification of the respondent no.1 and
admitted him to law course and this Election Tribunal has no jurisdiction to
sit over the decision of the law college: (xix) it is denied that the graduation
degree of respondent no.1 was for two years and not for three years; (xx) it is
denied that the respondent no.1 did not possess the requisite qualification for
admission in a three years law program; (xxi) after completion of law
graduation in 1999, the respondent no.1 was given a law degree in the year
El.Pet.2/2015 Page 8 of 40
2012; (xxii) there was no occasion for respondent no.1 to campaign and
represent that he was a law graduate or a practicing Advocate; people
adjudged the respondent no.1 by his work and reposed their confidence to
elect him; there was no deprivation of any right of any elector/voter; none of
the electors/voters were ever influenced by educational qualification of the
respondent no.1; (xxiii) mere numerical mistakes at the hands of the
University or law college or any school, in mentioning the duration of
course, does not render any course bad or non-existent; mere irregularity in
any event is irrelevant; the fact of the matter remains that respondent no.1
took admission in law course and successfully completed it; (xxiv) the law
degree was not false or fabricated or forged; and, (xxv) publication of
pamphlets had no impact on the result of the election and the pamphlets did
not in any manner impair or influence the decision of the elector/voter.
9. The petitioner filed a replication to the written statement aforesaid of
the respondent no.1. The respondent no.15 has also filed a written statement.
However, the need to advert thereto is not felt.
10. On the pleadings of the parties, the following issues were framed in
the Election Petition on 14th December, 2016:
"(i) Whether the respondent no.1 furnished false information
of his educational qualification in the affidavit filed with his
nomination paper? OPP.
(ii) Whether the respondent no.1 has lawfully obtained a
LL.B. Degree and was duly enrolled as an Advocate at the time
of filing his nomination? OPD
(iii) Whether the nomination of respondent no.1 has been
improperly accepted? OPP
El.Pet.2/2015 Page 9 of 40
(iv) Whether the respondent no.1 published statements of
facts which were false and which he did not believe to be true in
relation to his personal character/educational qualifications
being statements reasonably calculated to unduly influence the
prospect of his election which amounts to corrupt practice? OPP
(v) Whether any alleged corrupt practice has resulted in
inducement and thwarted the free exercise of the Electoral Right
of the Voter? OPP
(vi) Whether the election of respondent no.1 is liable to be
declared null and void? OPP
(vii) Relief."
and the parties relegated to evidence.
11. Though the respondent no.1 preferred FAO(OS) 15/2017 against the
order dated 21st September, 2016 of dismissal of the application under Order
VII Rule 11 CPC, but on 12th September, 2018, withdrew the same.
12. The petitioner, besides examining himself as PW-1, examined Mr.
Sant Lal Pal, Examination Controller, Dr. Ram Manohar Lohia Avadh
University, Faizabad, UP as PW-2, Dr. Shambhu Nath Choudhary, Registrar
of TNB College, Bhagalpur University, Bihar as PW-3, Mr. Avnish Kumar
Pandey, Assistant Secretary, Bar Council of India as PW-4, Mr. J.R. Sharma
Sharma, Additional Secretary, Bar Council of India and Mr. Arun Sharma,
Secretary, Bar Council of Delhi as PW-5 and closed his evidence in
affirmative.
13. The respondent no.1 examined Dr. Ranbir Singh Pawar, an
elector/voter in the subject assembly constituency as R1W1, Mr. Rama
Kumar Sharma, another elector/voter of the subject constituency as R1W2,
Mr. Umesh Verma, Judicial Assistant, Writ Branch of this court as R1W3,
Dr. R.K.Mishra, Principal, Bishwanath Institute of Legal Studies, Mongyr,
El.Pet.2/2015 Page 10 of 40
Bihar as R1W4, Mr. B.L. Meena, SDM Election and Returning Officer of
the subject constituency as R1W5, Mr. Inderjit Dabas, Ahlmad from the
Court of ACMM where prosecution of the respondent no.1 was pending, as
R1W6 and Sh. Manto Sen, Secretary, Bar Council of India as R1W7. The
respondent no.1 did not examine any other witness and on 28 th February,
2019 stated that no further evidence was required to be led. The evidence of
the respondent no .1 was thus closed.
14. The counsels, on 14th March, 2019 stated that the recording of
evidence stood concluded and the Election Petition was ripe for final
hearing.
15. The counsels were heard on 7th August, 2019. On 23rd September,
2019, the counsel for the petitioner stated that he had filed a detailed note of
arguments and did not want to argue anything beyond that and the petition be
decided on the basis thereof.
16. The counsel for the respondent no.1, on 23rd September, 2019 stated
that he had during the proceedings, filed an application under Section 340 of
the Cr.P.C. and which was disposed of granting liberty to agitate at the time
of final argument. Judgment was reserved on 23rd September, 2019.
17. I have perused the records and have considered the note of final
arguments of the counsel for the petitioner. The counsel for the respondent
no.1, despite opportunity, did not make any arguments.
18. Considering the nature of the issues, it is deemed appropriate to
generally discuss the evidence with respect thereto and record issue-wise
finding thereafter.
El.Pet.2/2015 Page 11 of 40
19. The respondent no.1, at the time of filing his nomination for the
subject election, in his affidavit notarized on 16th January, 2015, in Form-26,
in terms of Rule 4A of the Conduct of Election Rules, proved as Ex.PW1/4,
against the information sought at serial no.9, 10 and 11, stated as under:-
"(9) Details of profession or occupation:
(a) Self SELF EMPLOYED
(b) Spouse HOUSE WIFE
(10) My educational qualification is as under:
(Give details of highest School/University education mentioning the
full form of the certificate/diploma/degree course, name of the
School/College/University and the year in which the course was
completed.)
(10) My educational qualification is as under:
Education Board/University Course Year
University TILKAMANJHI LL.B 1999
education BHAGALPUR
UNIVERSITY,
BIHAR
Certificate/diploma N.A. N.A. N.A.
Other N.A. N.A. N.A.
and verified the said affidavit as under:-
"VERIFICATION
I, the deponent, above named, do hereby verify and declare that
the contents of this affidavit are true and correct to the best of my
knowledge and belief and no part of it is false and nothing
material has been concealed therefrom. I further declare that :-
(a) there is no case of conviction or pending case against me
other than those mentioned in items 5 and 6 of Part A and B
above;
El.Pet.2/2015 Page 12 of 40
(b) I. my spouse, or my dependents do not have any asset or
liability, other than those mentioned in items 7 and 8 of Part
A and items 8, 9 and 10 of Part B above.
Verified at DELHI this the 16TH day of January, 2015"
20. The adjudication required inter alia is of, (a) correctness of the claim
of the respondent No.1, of being an Advocate and a law graduate; (b)
validity of the admission of respondent No.1 to the law college; and, (c) the
effect if any of the wrong declaration if any by the respondent No.1, at the
time of filing of his nomination.
21. PW-5 Arun Sharma, Secretary Bar Council of Delhi, in his
examination-in-chief inter alia deposed, (a) that he had brought the
photocopies of the Enrolment Form and photocopies of the documents
submitted along with the Enrolment Form filled by the respondent no.1 at the
time of enrolment with Bar Council of Delhi; photocopy of the enrolment
form was Ex.PW5/1; (b) photocopy of the mark sheet of Avadh University
of B.Sc. Part I exam of Roll No.40717, Certificate No.20252 dated 22 nd
October, 1987 of B.Sc. Part I examination taken by respondent No.1 was
Ex.PW-5/6; (c) photocopy of the mark sheet of Avadh University of Roll
No.31331 dated 16th November, 1988 of B.Sc. Part II examination taken by
respondent No.1 was Ex.PW-5/7; (d) photocopy of degree of the year 1988
of Avadh University of B.Sc. programme of Roll No.31331, of respondent
No.1 was Ex.PW-5/8; (e) photocopy of degree of Tilka Manjhi Bhagalpur
University (TMBU), Serial No.3687 dated 18th May, 2009 of respondent
No.1 was Ex.PW5/9; (f) photocopy of mark sheet of TMBU of Registration
No.1306 dated 23rd August, 1996 (1994-1995) of respondent No.1 was
Ex.PW-5/10; (g) photocopy of mark sheet of TMBU of Registration
El.Pet.2/2015 Page 13 of 40
No.1306 dated 10th July, 1997 (1996) of respondent No.1 was Ex.PW-5/11;
and, (h) photocopy of mark sheet of TMBU of Registration No.1306 dated
18th May, 2001 (1999) of respondent No.1 was Ex.PW-5/12. In cross-
examination, he stated (i) that he was not personally aware of the facts but
was deposing as per the records available; (ii) that on receipt of complaint of
Ripu Daman Singh Bhardwaj, a decision was taken on 8th May, 2015 to
forward the complaint to Deputy Commission of Police (South) for the
purpose of preliminary enquiry and investigation; (iii) that the Bar Council
of Delhi had received a communication from Bar Council of India on 10 th
January, 2017 forwarding the order dated 29th December, 2016 of the Bar
Council of India; (iv) that the Bar Council of Delhi had issued a Notification
dated 27th January, 2017 Ex.PW-5/22 in respect of the respondent No.1; and,
(v) that no specific order of cancellation of enrolment of the respondent No.1
had been passed and the document submitted by the respondent No.1 had
been sent for verification.
22. The respondent no.1 in his application dated 12 th July, 2010 under
Section 25 read with Section 24 of the Advocates Act, 1961 to the Bar
Council of Delhi for enrolment as an Advocate, proved as Ex.PW5/1, is
found to have declared that (a) he was qualified to be admitted as an
Advocate on the State Roll under Clause (c) of Sub-Section (1) or Sub-
Section (2) or Sub-Section (3) or Sub-Section (4) of Section 24 of the
Advocates Act; (b) he held a degree in Law of a university in India
recognized by the Bar Council of India under Section 24(1)(c) of the
Advocates Act i.e. TMBU in three years LL.B. course culminating in the
year 1999 and had taken instruction from the Institute of Legal Studies,
Munger by actually attending classes for a period of three years in English
El.Pet.2/2015 Page 14 of 40
language; (c) he had a degree in Science i.e. B.Sc. from K.S. Saket P.G.
College, Faizabad, U.P., affiliated to Avadh University, obtained in the year
1988 and that he had qualified for admission to the said course vide CBSE
Senior Secondary Exam, 1983 and CBSE Secondary Exam, 1981; (d) that he
was enclosing therewith (i) Certificate and Marksheet of Secondary
Examination; (ii) Certificate and Marksheet of Senior Secondary
Examination; (iii) Provisional Certificate and Marksheet of graduation; and,
(iv) Provisional Certificate and Marksheet of LL.B. examination. The
Enrolment Form is also accompanied with affidavit verified on 3rd August,
2010 of the respondent no.1 proved as Ex.PW5/16, affirming that the
respondent no.1 passed his Secondary Examination in the year 1981, the
Senior Secondary Examination in the year 1983 and that thereafter the
respondent no.1 in the year 1986 took admission in B.Sc. from Avadh
University, Faizabad and passed the first year examination in the year 1987
and ―the second i.e. final year‖ examination in the year 1988 and thereafter
had taken admission in LL.B. in the year 1994 and took the final year LL.B.
examination in the year 1999 from TMBU. In the said affidavit it was also
affirmed that after the Senior Secondary Examination, the respondent no.1
did not take admission in any university or college as was then preparing for
entrance examination of other courses and from the year 1989 to 1993 was
also preparing for the entrance examination of various courses and did not
join any university and that after he passed the second year LL.B.
examination in the year 1996, he could not fill the final year examination
form within the prescribed time owing to illness and domestic circumstances.
23. The aforesaid documents submitted by the respondent no.1 with the
Bar Council of Delhi at the time of seeking enrolment as an Advocate, leave
El.Pet.2/2015 Page 15 of 40
no manner of doubt that the admission of respondent no.1 in three years
LL.B. programme of T.M. Bhagalpur University, Bhagalpur was on the basis
of two years course in graduation in B.Sc. from Avadh University, Faizabad
with Roll No. 31331.
24. It is admitted by the respondent no.1 also that the eligibility criteria for
admission to the three years LL.B. programme of TMBU was a three years
graduation degree. It is clear from the documents aforesaid that the
respondent no.1 did not possess the same. However notwithstanding the
same, the respondent no.1 in his written statement to this Election Petition
did not make a clean breast of the state of affairs and which if made would
not have required the matter to be put to trial, at least on this aspect. The
respondent no.1, in paragraph 26 of Reply on Merits of the written statement,
pleaded as under:
"26. ...............Even otherwise mere numerical mistake at the
hands of the University of Law College or any school does not render
the degree of a course bad or non-existent. Mere irregularity in any
event is irrelevant............"
conveying that the mention in the B.Sc. degree of Avadh University of the
B.Sc. programme being of two years, was a numerical mistake or
irregularity. Had the respondent no.1 in the written statement categorically
admitted that his B.Sc. programme was of two years and on the basis of a
degree wherein he took admission to LL.B. programme, the need for
examination of several of the witnesses would have been obviated.
25. However the matter does not rest at that. The petitioner has also been
successful in proving that in fact the claim of the respondent no.1, of being a
graduate in two years B.Sc. programme of Avadh University is fabricated.
El.Pet.2/2015 Page 16 of 40
26. PW2 Sant Lal Pal, Examination Controller, Dr. Ram Manohar Lohia
Avadh University deposed, (i) that he was the Controller of Examination
since 2016 and prior to that he was the Deputy Registrar (Examination); (ii)
that he had examined graduation degree with Roll No.31331 of the year
1988, being Ex.PW2/A (also Ex.PW5/8) claimed by the respondent No.1 to
have been granted to him; (iii) that this Roll No. was not allotted to any
candidate for B.Sc. Part-II examination in the year 1988; (iv) that Ex.PW2/A
(also Ex.PW5/8) had not been issued by Avadh University; and, (v) that in
the year 1988, the B.Sc. course offered by Avadh University was of two
years. In his cross-examination, he stated, (a) that EX.PW1/DX-2, being the
photocopy of a letter dated 22nd January, 2015 of Avadh University, to Sh.
Pradeep son of Sh. Ved Prakash, in response to his letter dated 21st January,
2015 and stating that the Certificate of the respondent No.1 of B.Sc. Second
Year, Roll No.31331, Year 1988 was not issued by him but was issued by his
predecessor A.M. Ansari and the stationary on which the same was written
belonged to the university; (b) it was however correct that the word
‗LOHIA' in English on EX.PW1/DX-2 was wrongly spelt; (c) that he could
not say who has issued EX.PW1/7, being the letter dated 24 th February, 2015
of Avadh University to Sh. Pradeep in response to his letter dated 21 st
January, 2015 and again informing that the degree and mark sheet of the
respondent No.1 was bogus; (d) that he was stating that EX.PW-2/A (also
Ex.PW5/8) was not issued by Avadh University because the Roll Number
mentioned thereon was not allotted to any candidate in that year in college,
‗K.S. Saket, Mahavidhyalya Ayodhya, Faizabad, U.P.' and because he had
gone through the tabulation chart of the relevant year in the university and
found that this roll number was never allotted to any candidate in that
El.Pet.2/2015 Page 17 of 40
Mahavidhyalaya; and, (e) that he had personally gone through the tabulation
charts on being asked by the Vice-Chancellor of the university to depose in
that matter.
27. It is clear from the testimony of PW2 and which could not be shaken
in cross-examination, that the claim of respondent No.1, of his highest
educational qualification being an LL.B. from TMBU and of being an
Advocate, has its edifice on the false claim of being a graduate of in two
years B.Sc. programme of Avadh University.
28. Though on going through the remaining evidence led, I do not find the
same to be of any relevance to the matters in controversy, but for the sake of
completeness, proceed to discuss the same.
29. PW3 Dr. Shambhu Nath Chaudhary, Registrar from TMBU deposed,
(a) that LL.B. Provisional Certificate No.3687 was issued to the respondent
No.1 but the degree had been cancelled on 20 th March, 2017 as it was not
genuine; (b) that the cancellation was effected by the Senate, being the
supreme body of the university; (c) that he had brought the copies of the
minutes of the said decision; (d) that enquiry was made in this regard and
thereafter the Senate took the decision; (e) that he had brought the certified
copies of the two enquiry reports, one conducted by the Inspector of College
and the other by a committee headed by the Pro-Vice Chancellor; (f) that a
notification of cancellation had been issued; (g) that the minimum
qualification for admission for LL.B. degree course from TMBU was
graduation i.e. 10+2+3; (h) that he had not brought the complete copies of
the documents which were submitted by the respondent No.1 at the time of
admission of LL.B. course; (i) that criminal cases were lodged against 16
El.Pet.2/2015 Page 18 of 40
person indicted by Pro-Vice Chancellor headed enquiry report and the
persons in service, table transferred; (j) that the original resolution of the
Senate was EX.PW3/1 and the original enquiry report was EX.PW3/2; (k)
that the original report of enquiry headed by Pro-Vice Chancellor had been
seized in FIR No.605/2015 of Police Station Hauz Khas, New Delhi; and, (l)
that the original Notification No.98/2017 dated 15 th May, 2017 by which the
LL.B. degree of respondent No.1 was cancelled was EX.PW3/3 and the same
was got published in ‗Times of India', Patna edition and in ‗Hindustan'
Bhagalpur, Patna edition. In cross-examination, he deposed, (i) that he was
then Inspector of Science College and was authorised by Registrar to bring
the enquiry report; the authorization in his favour was EX.P; (ii) that he had
brought the original proceedings done in the enquiry; (iii) that he was not a
member of the enquiry committee and had knowledge of the enquiry report
from the records; (iv) that he could not say, when show cause notice was
issued to the respondent No.1 but had knowledge that in one such previous
enquiry, notice was sent to respondent No.1 and he had replied to the same;
(v) that he could not admit or deny that no show cause notice was sent to
respondent No.1; (vi) that the order dated 26th April, 2018 of the High Court
of Patna was EX.Q; and, (vii) that he did not know if any new enquiry had
been started in view of the order dated 26th April, 2018 (a perusal of EX.Q
shows the Division Bench of the High Court of Patna to have directed the
TMBU to cause an enquiry into the matter in accordance with law, giving
opportunity to the respondent No.1 to defend himself and prohibited the
respondent No.1, till the enquiry was conducted, from using the
degree/certificate in question).
El.Pet.2/2015 Page 19 of 40
30. PW4 Awanish Kumar Pandey, Assistant Secretary, Bar Council of
India deposed, (a) that a complaint was filed against the enrolment of
respondent No.1 with Bar Council of Delhi; (b) that it was not disposed of in
one year and due to that was transferred to the Bar Council of India, by the
direction of the High Court; (c) that the Bar Council of India, on 29th
December, 2016 had passed an order on the said complaint; and, (d) that the
certified copy of the said order was EX.PW4/1 (a perusal of the same shows
the Bar Council of India to have directed the enrollment of respondent No.1
with the Bar Council of Delhi to remain in abeyance till the competent
authority or court of law declared or decided that the Certificate of
Graduation and LL.B. degree issued to the respondent No.1 was genuine and
the enrollment shall stand cancelled, if no declaration or decision took place
within two years, with right to the respondent No.1 to get enrolled afresh as
and when he got valid certificate to the satisfaction of the Bar Council).
31. PW4 J.R. Sharma, Additional Secretary, Bar Council of Delhi
deposed, (i) that affiliation of Biswanath Singh Institute of Legal Studies,
Munger, Bihar was valid upto 2017-2018, but inspection was still pending;
(ii) that the College was having temporary approval of its affiliation during
the period 1993-2000; and, (iii) that in the year 2001, the College was having
approval from Bar Council of India; similarly, it was having approval in the
year 1999.
32. RW-1 Ranbir Singh Pawar deposed that, (a) he was one of the voters
in the electoral list for the subject Assembly Constituency and had cast his
vote in the elections of the year 2015; (b) that the candidate for AAP for the
election of the year 2015 was respondent No.1; (c) that the respondent No.1
El.Pet.2/2015 Page 20 of 40
did not appeal to him or to the society for votes on account of being an
Advocate; (d) that the respondent No.1 appealed to him and to the society for
vote upon the agenda of AAP. In his cross-examination, he stated (i) that he
was a voter in the subject Assembly Constituency since 1980; (ii) that he
knew the respondent No.1 since eight years prior thereto and had come in
contact with the respondent No.1 on account of civic problems like blockage
of sewage and similar problems; (iii) that he was not aware that the
respondent No.1 was an Advocate and learnt of the same only after the
respondent No.1 had been elected; (iv) that he was not a member of AAP;
(v) that there were meetings of Residents Welfare Association and it was
resolved that AAP should be made to win and/or to vote for AAP; (vi) that
he had not seen PW-1/9 to PW-1/15, being the pamphlets for the said
election in support of respondent No.1; and, (vii) that he was a bachelor in
Ayurveda Medical Sciences.
33. R1W2 Raman Kumar Sharma, in his affidavit by way of examination-
in-chief deposed (a) that he was one of the voters in the electoral list of the
subject Constituency; (b) that he had cast his vote for the subject election in
the year 2015 at the subject Constituency; (c) that the candidate for AAP for
the said election in the year 2015 was respondent No.1; (d) that the
respondent No.1 did not appeal to him or to the society for votes on account
of being an Advocate; and, (e) that the respondent No.1 appealed to him and
to the society to vote upon the agenda of AAP. In his cross-examination, he
deposed (i) that one Mr. Garg was a candidate from Bhartiya Janta Party
(BJP) in the said election but he did not recollect his full name; another
candidate was Mr. Anil from Congress but he did not remember his full
name either; (ii) that he did not have any idea regarding the names of other
El.Pet.2/2015 Page 21 of 40
candidates like of Bahujan Samaj Party (BSP) etc.; (iii) that he had met
respondent No.1 only for 2-3 minutes at the time of campaigning when the
respondent No.1 had come to the society during elections and had not met
him elsewhere; (iv) that he had never heard any of the speeches of the
respondent No.1; and, (v) that he had never seen any election pamphlets of
respondent No.1.
34. R1W3 Umesh Verma, Judicial Assistant, RKD Branch of this Court
brought with him the electronic file of WP(C) No.1056/2015 along with
Certificate under Section 65B of the Indian Evidence Act, 1872 and
produced the affidavit of Bishwanath Singh Institute of Legal Studies
College, Munger, Bihar as mark ‗RA' and some other documents from the
said file as mark ‗RB', mark ‗RC' and mark ‗RD'.
35. R1W4 Dr. R.K. Mishra, Principal, Bishwanath Singh Institute of
Legal Studies College, Munger, Bihar deposed, (i) that he was the Principal
since 8th January, 2008 and the College of which he was the Principal was
respondent No.4 in WP(C) No.1056/2015 of this Court and he had filed an
affidavit in the said writ petition and the same was Ex.R1W4/A; (ii) that he
had filed some other documents along with his affidavit and the same were
mark RC and mark RD and on which then Ex.R1W4/B and mark R1W4/C
were put; (iii) that he had filed attested copies of those documents along with
his affidavit in the writ petition and had seen the originals before attesting
the same; (iv) that the name of respondent No.1 was there in those
documents; (v) that he could not produce the originals of those documents,
as the same had been seized in FIR No.605/2015; (vi) that in the year 1994,
the procedure for admission to LL.B. course was, that the applicant had to
El.Pet.2/2015 Page 22 of 40
bring his original documents along with photocopies to the admission
counter and the Clerk on the counter would examine and compare the
photocopy with the originals and after being satisfied, issue admission form
and which, after filling up by the applicant, was again to be submitted at the
admission counter; (vii) that in 1994, the admission could be given without
Migration Certificate; (viii) that it was correct that Migration Certificate was
to be issued by Avadh University; (ix) that a final result was given to
respondent No.1, after submission of Migration Certificate; (x) that he could
not say, whether respondent No.1 had filled in any admission form at the
time of taking admission in LL.B. course; and, (xi) that he submitted the
admission register to the Police and had not kept any photocopy. In his
cross-examination he deposed (a) that he was not the author of Ex.R1W6/A,
Ex.R1W6/B, Ex.R1W6/C, Ex.R1W6/D and Ex.R1W6/E and had no personal
role qua the entries therein; (b) that he was deposing on the basis of record;
(c) that as per Ex.R1W6/E, the respondent No.1 was declared ‗Failed'; (d)
that he did not know when the Migration Certificate was issued to
respondent No.1; (e) that he did not know, whether at all any Migration
Certificate was issued to respondent No.1; (f) that he did not know if no
counterfoil of the provisional certification with respect to respondent No.1
existed in the University; (g) that the University prepared three sets for
tabulation registers; (h) that he had no knowledge who prepared the
admission registers; (i) that he had filed affidavit in WP(C) No.1056/2015 on
the basis of records of the College and had otherwise not made any effort to
verify the authenticity of the records; and, (j) that no document was
submitted by the respondent No.1 in the college during his tenure.
El.Pet.2/2015 Page 23 of 40
36. R1W5, being the Election Officer, deposed, (a) that he was the
Returning Officer of the subject constituency in the election of the year
2015; (b) the date for scrutiny of nomination was 22nd January, 2015; and,
(c) that none had filed objection to the candidature of respondent No.1 for
the subject election. In cross-examination however, on being shown the
document he admitted that objection was filed, and deposed (i) that no
enquiry on the said objection was carried since the objection was received
after the date of scrutiny; and, (ii) that he made a note in this regard and sent
the same to the Election Commission and had received back counter noting
from Election Commission to the effect that the objector may file Election
Petition.
37. R1W6 Inderjeet Dabas, Ahlmad from the Court of ACMM where
prosecution of the respondent No.1 was/is pending, deposed (i) that the
seizure memo was Ex.R1W6/A; (ii) that the admission form seized was
Ex.R1W6/B; (iii) that he brought the original admission registers for the
years 1995, 1996 and 1999 and copy thereof was Ex.R1W6/C; (iv) that he
also brought tabulation registers for the years 1995, 1996 and 1999 and the
copies thereof were Ex.R1W6/D. In cross-examination, he deposed that he
had no personal knowledge and has denied the suggestion that the documents
were not seized in his presence.
38. R1W7 Srimanto Sen, Secretary, Bar Council of India deposed that
Biswanath Singh Institute of Legal Studies, Munger, Bihar was till then
approved by Bar Council of India for imparting legal education. In his
cross-examination, he deposed that he was not the author of any of the
documents brought by him and had no personal knowledge of the contents
El.Pet.2/2015 Page 24 of 40
thereof and that he had not brought the record of affiliation of the said
College.
39. Significantly, the respondent no.1 did not choose to appear as a
witness and has hesitated from deposing on oath, of having graduated from
Avadh University and from being subjected to cross-examination on his
written statement. The respondent no.1 has also not examined any other
witness from Avadh University to rebut the unequivocal evidence of PW2
and PW5.
40. Though the counsel for the petitioner has contended that on the
evidence led, the respondent no.1 is not found to have done 3 years' LL.B.
programme from TMBU, inasmuch as the said university did not have the
requisite affiliation from the Bar Council of India during the years when the
respondent no.1 studied therein but on a reading of the entire evidence
analyzed here-in-above, I am unable to find in favour of the petitioner in this
respect. The Secretary, Bar Council of India examined by the respondent
no.1 as R1W7 in this regard, deposed that the Biswanath Singh Institute of
Legal Studies, Munger, Bihar was inspected on 14th September, 1996 and
recommended for approval for affiliation and the said report was considered
and approved by the Legal Education Committee of Bar Council of India in
its meeting held on 18th and 19th April, 1997 and duly approved by General
Council of Bar Council of India in its meeting held on 10 th, 11th and 14th
May, 1997 and the approval communicated to the college on 14 th May, 1997.
In his cross-examination, it further emerged that the Bar Council of India
vide letter dated 10th July, 1992 communicated grant of permission of
affiliation to Biswanath Singh Institute of Legal Studies, Munger, Bihar for a
El.Pet.2/2015 Page 25 of 40
period of two years and that the request of the said college for continuation
of the affiliation from 1994 was pending consideration.
41. However, the falsity of the claim of the respondent no.1, including in
this Election Petition, of having graduated from Avadh University and on the
basis of graduation wherefrom, the respondent no.1 got admission into the
three years' LL.B. programme has been unequivocally established.
42. The position which thus emerges is, that the respondent no. 1 did not
have the requisite qualification for admission to the three years LL.B.
programme, though was admitted therefor and obtained an LL.B. degree and
on the basis whereof was enrolled with the Bar Council of Delhi as an
Advocate. The question which arises is, whether the respondent no.1, having
obtained admission in LL.B. programme, the basis of which in fact did not
exist and as would have been known to the respondent no.1, and by so
getting enrolled as an Advocate and claiming himself in the nomination filed
for subject election, to be an Advocate, committed a corrupt election practice
within the meaning of Section 123(4) of the Representation of People Act.
43. On first principles, without adverting to law, I, as an elector, would
feel cheated if the candidate I vote for and who is elected, is ultimately found
to have made a false representation while canvassing his candidature and
particularly qua his / her educational qualification and profession / vocation.
44. Educational qualification and vocation / profession is a significant part
of one's persona. A person is assessed by others, in the initial interaction, by
his / her educational, qualification and vocation and only after making an
initial break through, may in the course of subsequent interactions, be
assessed by other facets of his / her persona. However without the initial
El.Pet.2/2015 Page 26 of 40
breakthrough there would be no opportunity to interact, to be judged on other
parameters. In an election, a candidate cannot possibly have long
interactions with electors/voters, and initial breakthrough is of utmost
importance.
45. The respondent no.1, who from 1983 onwards, was satisfied and
resting with his highest educational qualification of Senior Secondary School
Pass, has not given any explanation for his desire, after eleven years, in
1994, to acquire qualification of LL.B.. It can safely be assumed that
respondent no.1 in those 11 years realized the relevance of educational
qualification and respectability of vocation / profession, in the society of
which he was a part. With respect to the legal profession, in In re Sanjiv
Datta (1995) 3 SCC 619 it was held that it is a solemn and serious
occupation and a noble calling and those who belong to it are honorable
members; the legal profession is different from other professions in that what
the lawyers do, affects not only the individual but the administration of
justice which is the foundation of civilized society. It was further held that
the legal profession has always been held in high esteem and its members
have played an enviable role in public life.
46. On first principles thus, as a citizen and elector, I would want the
election of the candidate who had lied qua his / her educational qualification
and vocation, to be set aside.
47. I now proceed to determine the petition in law i.e. the status of the
LL.B. degree of the respondent no.1.
48. In Maharishi Dayanand Vs. Surjeet Kaur (2010) 11 SCC 159, a
student was erroneously allowed to appear for a B.Ed. examination, while
El.Pet.2/2015 Page 27 of 40
simultaneously pursuing her Masters degree, which was barred as per the
notified Rules of Examination of the University. The Court held that (i) there
can be no estoppel against a statute and no public authority can be debarred
from enforcing a statutory provision; (ii) promissory estoppel, being an
equitable doctrine, must yield when equity so requires; and, (iii) the mistake
on the part of the University to allow the student to appear in an examination
cannot be, by any logic treated to be the conduct of the University which
confers any rights on the student to keep on pursuing the course. In
Mahatma Gandhi University Vs. Gis Jose (2008) 17 SCC 611, a student
who had acquired 53.3% marks in the qualifying examination, was admitted
to M. Sc. Computer Science course inspite of the minimum required of 55%.
The University, on detecting the error, sought to rectify the error. The High
Court, on a petition by the student held that disrobing the student of her
effort, would be a harsh result and granted relief to the student. The
Supreme Court held that such a course of action could not have been taken
by the High Court and owing to the irregular admission of the student,
another deserving candidate had been denied admission. It was further held
that misplaced sympathy should not have been shown in total breach of the
Rules and the judgment of the High Court was set aside. In Devendra
Kumar Vs. State of Uttaranchal (2013) 9 SCC 363, the appellant passed the
physical test, thereafter the written test and ultimately was found fit in the
medical examination and secured employment, by filing an affidavit that he
had never been involved in a criminal case. However subsequently it was
discovered that the appellant was in fact involved in a criminal case and was
thus removed from employment. It was held that the issue of obtaining
appointment by misrepresentation was no longer res integra. The question
El.Pet.2/2015 Page 28 of 40
was not whether the appellant was suitable for the post but whether the
appellant had secured employment by suppressing material information that
what where something is secured by misrepresenting facts or by playing
fraud, such an order cannot be sustained in the eyes of law, as fraud voids all
judicial acts ecclesiastical or temporal. It was further held that if the initial
action is not in consonance with law, the subsequent conduct of a party
cannot sanctify the same. The maxim of sublato fundamento cadit opus--on
a foundation being removed, the superstructure falls was invoked. It was
reasoned that a person having done wrong, cannot take advantage of his own
wrong and plead bar of any law and that a person violating law cannot claim
any right arising out of his own wrong doing.
49. Speaking for the Division Bench of this Court, I have in Bidisa
Chakraborty Vs. Indira Gandhi National Open University
MANU/DE/2287/2014 held that once a student is found to have applied in
violation of the rule, he/she is equally guilty and the principle of estoppel
cannot be invoked as the object thereof is to prevent fraud and secure justice
between the parties by permission of honesty and good faith; but a student in
the know of rule, cannot be said to have acted honestly. Similarly, in
Birender Singh Vs. Union of India MANU/DE/1101/2014 it was held that
applying the principle of law, a direction contrary to law cannot be issued
and the Court cannot direct an authority to act in contravention of statutory
provision and a student, even if wrongly admitted, without being eligible, is
not entitled to continue and misplaced sympathy should not be shown in total
breach of rules.
El.Pet.2/2015 Page 29 of 40
50. This Court in judgment dated 19th July, 2011 in W.P.(C)
No.3620/2011 titled Ritu Aggarwal Vs. Indian Institute of Foreign Trade
has held that an erroneous admission, even if owing to the mistake of a staff
of an educational institution cannot be sustained on the principle of estoppel.
51. The respondent No.1, even if not aware of the eligibility requirement
of TMBU, of three years graduation, for admission to three years LL.B.
programme, was certainly aware of being not a graduate at all from Avadh
University and, of the graduation degree in B.Sc. relied upon by him for
seeking admission and for seeking enrollment with the Bar Council of Delhi,
being non-existent and fabricated.
52. It thus follows, that owing to the respondent No.1 being not a graduate
and being not eligible for three years LL.B. programme of TMBU, the LL.B.
degree obtained by the respondent No.1 also cannot exist and axiomatically
the enrollment with the Bar Council of Delhi obtained by the respondent
No.1 on the basis thereof, is null and void.
53. Though there was / is no minimum educational qualification
prescribed for contesting an election under the Representation of People Act
but still, the Supreme Court in Association for Democratic Reform supra
deemed it necessary for the contestants in an election to disclose their
educational qualification and vocation and consequent whereto the Act was
amended and Form 26 supra prescribed.
54. The statutory requirement of disclosing the highest school/university
education and vocation in the Nomination Form cannot be complied with
pedantically. It is not open to a person, who under the relevant statutes was
not eligible for admission to the highest educational qualification and who
El.Pet.2/2015 Page 30 of 40
got admission thereto by fabricating documents of eligibility, to contend that
he has indeed obtained the qualification disclosed by him, inasmuch as the
qualification so obtained is null and void. It has thus but to be held that the
respondent No.1 made a wrongful disclosure in the Nomination Form of the
election and as reasoned in the order dated 21st September, 2016, the
acceptance of his nomination with false particulars and to which objection
was raised by respondent no.4 Mohd. Saleem at the contemporaneous time
and inspite whereof the respondent no.1 contested the election and his
nomination was accepted, was invalid.
55. As also held in the order dated 21st September, 2016 relying on
Kishan Shankar Kathore supra once the nomination is found to have been
wrongly accepted, the election necessarily has to be set aside.
56. In order dated 21st September, 2016, relying on Association for
Democratic Reforms, Krishnamoorthy and Mairembam supra, it has also
been held that once the Nomination Form is found to be making false
disclosure to the knowledge of the person seeking election, it is not open to
such person to contend that the result of the election has not been influenced
thereby. Unless the respondent No.1 felt that he would be able to influence
the electors to vote in his favour by representing himself to be an Advocate,
there was no need for him to say so and he could have very well claimed to
be having the qualification of the Senior Secondary School Certificate and
which qualification alone he held, in view of the aforesaid. The factum of
the respondent No.1 making a false declaration on oath in the Nomination
Form, res ipsa loquitur speaks of the same affecting the outcome of the
litigation. The respondent No.1 has not led any evidence to disprove what
El.Pet.2/2015 Page 31 of 40
was already held in the order dated 21st September, 2016 and appeal
whereagainst was withdrawn. It was held in Sri Mairembam Prithviraj supra
that once it was found that the candidate had not studied MBA, the
information provided by him in the affidavit filed in Form-26 would amount
to a false declaration and the said false declaration cannot be said to be a
defect which would not be of a substantial character and that having made a
false declaration relating to educational qualification, the candidate cannot
be permitted to contend that the declaration is not of a substantial character
and there is no necessity to prove that the election has been materially
effected as the returned candidate would not have been able to contest the
election if his nomination was not accepted - in such a case, it is not
necessary to prove that the result of the election insofar as it concerns the
returned candidate, has been materially affected by the improper acceptance
of his nomination.
57. In Karan Singh Tanwar Vs. Surender Singh (2017) 239 DLT 570,
the returned candidate, in his Nomination Form, with respect to his
educational qualification had claimed that he was a Bachelor in Arts of the
year 2012 from Sikkim University and which was admittedly a
misrepresentation. Dismissal of the Election Petition prior to trial was
sought on the ground that the same did not amount to unduly influencing the
voters as the defect in disclosure was not of substantial character that could
have materially prejudiced the prospects of the election, for it to be termed as
a corrupt practice within the meaning of Section 123 of the Representation of
People Act. The Election Petition was held to be not eligible to be dismissed
summarily, reasoning, (a) that if a voter is denied of the acquaintance to the
information and deprived of the information required to be disclosed, he/she
El.Pet.2/2015 Page 32 of 40
would not be exercising his franchisee with an informed mind and the
fundamental right to know will get nullified; (b) that the attempt of the
candidate in this regard has to be perceived as creating impediment in the
mind of the voter; (c) that non-furnishing of the required information would
amount to falsehood/suppression/non-disclosure and furnishing incomplete
information or making a misrepresentation or suppression of material
information on any of the aspects would be treated as a defect of a
substantial character; (d) that any act which is calculated to interfere with the
free exercise of electoral right will make a candidate guilty of using undue
influence; (e) that any attempt to deprive the voters of material information
relating to a candidate would taint the election results and infringe upon the
fundamental right of a citizen to know, thus nullifying the very foundation of
the voter's exercise of choice and polluting the purity of the election process.
58. In Azhar Hussain Vs. Rajiv Gandhi 1986 Supp. SCC 315, it was held
(i) that the result of election is subject to judicial scrutiny and control to
ascertain that the 'true' will of the people is reflected in the results and to
secure that only the persons who are eligible and qualified under the
Constitution obtain the representation; (ii) that in order that the "true will" is
ascertained, the Court will step in to protect and safeguard the purity of
elections, for, if corrupt practices have influenced the result, or the electorate
has been a victim of fraud or deception, the will of the people as recorded in
their votes is not the 'free and true' will exercised intelligently by deliberate
choice and is not in the true sense at all, the will of the people. The
respondent No.1 by indulging in such practice has contaminated the stream
of the election.
El.Pet.2/2015 Page 33 of 40
59. Though the counsel for the respondent no.1 has not argued, but I may
at this stage deal with some of the defences raised in the written statement of
the respondent no.1.
60. Merely because the petitioner, in the general election to the Legislative
Assembly of NCT of Delhi held in the year 2013 and / or in response to the
nomination filed by the respondent no.1 in the subject election did not raise
any objection to the educational qualification disclosed by the respondent
no.1 would not estop the petitioner from filing this Election Petition. It is the
settled principle of law that there can be no estoppel against a statute. The
requirement of correctly disclosing the educational qualification is in the
statute concerning the elections i.e. Representation of People Act and it is the
settled principle of law that there can be no estoppel against statute. I may
also record that in Sri Mairembam Prithviraj supra also the candidate in the
earlier election also had declared the same educational qualification as
declared in the subsequent election and which was found to be a false
declaration. Election, as also is well settled in law, is pure and simple a
statutory right and once the respondent no.1 is found to have been elected in
violation of the statute, he cannot be permitted to remain elected. Moreover,
need to maintain the purity of the stream of elections is the need/right, not
only of the petitioner, but of the other citizens as well and once it is found
that the respondent no.1 has secured his election by violating the statute, the
election cannot be permitted to stand, irrespective of whether the petitioner
who has challenged the election is estopped from doing so.
61. No merit is found also in the plea of the respondent no.1 that his LL.B.
degree declared by him in the nomination form as his highest educational
El.Pet.2/2015 Page 34 of 40
qualification having been conferred by TMBU, having not been declared null
and void till the date of filing of the nomination or till the date of the election
or even till now and the Bar Council having not cancelled his enrolment till
the date of nomination or till the date of election or till now, there was no
false declaration in the nomination form. It has now been established after
recording evidence that the respondent no.1 secured admission to the LL.B.
programme without being a graduate, as was the eligibility required for
admission thereto and by fabricating his marksheets and degree of Avadh
University of graduation. Axiomatically, the respondent no.1 was not
entitled to pursue LL.B. programme of TMBU and not entitled to enroll as
an Advocate. The admission of the respondent no.1 to TMBU and the degree
of LL.B. and the consequent enrolment with the Bar Council are thus void ab
initio. What is void ab initio is non-existent and does not require any
declaration to be made thereof and does not become void from the date of
the declaration. In Prem Singh Vs. Birbal (2006) 5 SCC 353, it was held
that when a document is valid, no question arises of its cancellation; when a
document is void ab initio, a decree for setting aside the same would not be
necessary as the same is non-est in the eye of the law; as it would be a
nullity. I have also in Aishani Chandna Mehra Vs. Rajesh Chandna 2019
SCC OnLine Del 6718 (FAO(OS) No.51/2019 preferred whereagainst was
dismissed vide order dated 19th March, 2019) relying on Black's Law
Dictionary 8th Edition, State of Maharashtra Vs. Pravin Jethalal Kamdar
(2000) 3 SCC 460, Sanjay Kaushish Vs. D.C. Kaushish AIR 1992 Delhi
118, Ranganayakamma Vs. K.S. Prakash (2008) 15 SCC 673, The
Rajasthan State Industrial Development Vs. Subhash Sindhi Cooperative
Housing Society Jaipur (2013) 5 SCC 427, additionally held that (i) void is
El.Pet.2/2015 Page 35 of 40
defined as ―of no legal effect; null; of no effect whatsoever; thus i.e. an
absolute nullity‖; (ii) once there is a prohibition in law to do something, the
thing is deemed to have been not done and/or not had any effect; (iii) when
in pursuance to an order which is without jurisdiction and nullity, a sale deed
is executed, the sale deed is also a nullity and it is not necessary to seek a
declaration about the validity of the sale deed and ignoring the said
document, a suit for a substantive relief can be filed contending the
document to be a nullity; (iv) if a particular document or decree is void, the
person affected by the said document or decree can very well ignore the
same and file a suit seeking substantive relief which may be available to him
without seeking any declaration that the said decree or document is void or
any consequential relief of cancellation of the same; (v) it is a well settled
principle of law that a void document is not required to be avoided and only
a voidable document must be avoided; (vi) void means non-existent from its
very inception; the word, "void" has been defined as: ineffectual; nugatory;
having no legal force or legal effect; unable in law to support the purpose for
which it was intended; it also means merely a nullity, invalid; null;
worthless; sipher; useless and ineffectual and may be ignored even in
collateral proceeding as if it never were; and, (vii) a thing which is non-est is
not required to be set aside and there is no need for an order to quash it.
62. No merit is also found in the plea of the respondent no.1 of the
veracity of declaration required to be made in Form 26, to be filled in by the
candidate at the time of seeking election, being not in the domain of an
Election Petition. Once the statute concerning the elections i.e. the
Representation of People Act has required certain declarations to be made by
El.Pet.2/2015 Page 36 of 40
a candidate desirous of contesting election, the challenge to such declarations
made, necessarily has to be adjudicated in an Election Petition.
63. No credence can be given to the self-serving testimonies of R1W1 and
R1W2 examined by the respondent no.1. It has been held in relation to law
of trademarks that testimonies of self-serving witnesses do not serve any
purpose and it is the Court which has to determine whether there is similarity
between the two marks. Similarly here, mere statements of electors/voters of
the respondent no.1 that they were not influenced by the declaration made by
the respondent no.1 qua his educational qualification or vocation and the
statements of any witnesses by the petitioner, though not examined, that they
were so influenced, would not be determinative. It is the Court which has to
determine whether the result of the election insofar as it concerns a returned
candidate has been materially affected by any corrupt practice committed by
the returned candidate, within the meaning of Section 100(1)(d)(i) and
whether false declaration by the returned candidate as to his educational
qualification and vocation directly or indirectly interfered with the free
exercise of electoral right within the meaning of Section 123(2) of the
Representation of People Act. It has already been held in the judgments
referred to above that the same does amount to undue influence and is a
corrupt practice.
64. On the basis of the discussions above, now I proceed to answer the
issues framed on 14th December, 2016:
Issue no.(i) is answered in favour of the petitioner and against the
respondent no.1. It is held that the respondent no.1 furnished
El.Pet.2/2015 Page 37 of 40
false information of his educational qualification in the affidavit
filed with his nomination form.
Issue no.(ii) is decided against the respondent no.1 and in favour
of the petitioner. It is held that the respondent no.1 has not
lawfully obtained LL.B. degree and was not duly enrolled as an
Advocate at the time of filing his nomination.
Issue no.(iii) is decided in favour of the petitioner and against the
respondent no.1. It is held that the nomination of the respondent
no.1 was improperly accepted.
Issue no.(iv) is decided in favour of the petitioner and against the
respondent no.1. It is held that the respondent no.1 published
statements of fact which were false and which he did not believe
to be true in relation to his educational qualifications and to
unduly influence the voters/electors in his election and which act
of the respondent no.1 amounts to a corrupt practice.
Issue no.(v) is answered in favour of the petitioner and against
the respondent no.1. It is held that the false declaration by the
respondent no.1 of his educational qualification and vocation has
resulted in inducement and thwarted free exercise of electoral
right of the voter.
65. As aforesaid, the counsel for the respondent no.1, at the time of
hearing had merely drawn attention to the application filed by the respondent
no.1 under Section 340 of the CrPC and which was disposed of giving
liberty to the respondent no.1 to agitate the matter raised therein at the time
El.Pet.2/2015 Page 38 of 40
of final hearing. It was the plea of respondent no.1 in the Election Petition
that the respondent no.4 filed an objection affidavit before the Returning
Officer to the effect that the information given by the respondent no.1 with
respect to his educational qualification is false and incorrect but the
respondent no.1 was allowed to contest the election without taking any
action on the objection. It was the case of the respondent no.1 in the
application under Section 340 of CrPC that the said plea of the petitioner in
the Election Petition was false. However though R1W5 i.e the Election
Officer examined by the respondent no.1, in his examination-in-chief
deposed that none had filed objection to the candidature of respondent no.1
to the subject election but in cross-examination admitted that objection was
filed and further stated that no inquiry on the said objection was carried out
since the objection was received after the date of scrutiny and that he merely
made a note qua the said objection and forwarded to the Election Comission
which responded to the effect that the objection may be considered in the
Election Petition. This it cannot be said that the plea of the petitioner in this
respect in the Electon Petition, was false.
66. Resultantly, in my opinion, the result of the election of the respondent
No.1 to the Legislative Assembly of NCT of Delhi from AC 16, Tri Nagar
Constituency, in the General Elections to the Legislative Assembly of NCT
of Delhi held in the year 2015 has been materially affected by improper
acceptance of the nomination of the respondent No.1 and by a corrupt
practice aforesaid committed in the interest of the respondent No.1 by the
respondent No.1 and the election of the respondent No.1 is thus void.
El.Pet.2/2015 Page 39 of 40
67. Issue no.(vi) is accordingly answered in favour of the petitioner and
against the respondent no.1.
68. I accordingly declare so and allow the Election Petition.
RAJIV SAHAI ENDLAW, J.
JANUARY 17, 2020 ‗ak/bs/gsr' El.Pet.2/2015 Page 40 of 40