Law Commission Report
244Th Report On Electoral Disqualifications
GOVERNMENT OF INDIA
LAW COMMISSION OF INDIA
ELECTORAL DISQUALIFICATIONS
Report No. 244
February, 2014
The 20th Law Commission was constituted for a period of three years from 1st
September, 2012 by Order No. A-45012/1/2012-Admn.III (LA) dated the 8th
October, 2012 issued by the Government of India, Ministry of Law and Justice,
Department of Legal Affairs, New Delhi.
The Law Commission consists of a full time Chairman, four full-time Members
(including Member-Secretary), two Ex-officio Members and five part-time
Members.
Chairman
Hon'ble Justice A.P. Shah
Full-time Members
Justice S.N. Kapoor
Prof. (Dr.) Moolchand Sharma
Justice Usha Mehra
Mr. N.L. Meena, Member-Secretary
Ex-officio Member
Mr. P.K. Malhotra, Secretary (Legislative Department and Department of Legal
Affairs)
Part-time Members
Prof. (Dr.) G. Mohan Gopal
Shri R. Venkataramani
Prof. (Dr.) Yogesh Tyagi
Dr. Bijai Narain Mani
Prof.(Dr.) Gurjeet Singh
ii
The Law Commission is located in
14th Floor, Hindustan Times House,
K.G. Marg,
New Delhi-110 001
Member Secretary
Mr. N.L. Meena
Research Staff
Dr. (Smt.) Pawan Sharma : Additional Law Officer
Shri A.K. Upadhyay : Additional Law Officer
Shri S.C. Mishra : Deputy Law Officer
Dr. V.K. Singh : Deputy Legal Adviser
The text of this Report is available on the Internet at :
http://www.lawcommissionofindia.nic.in
© Government of India
Law Commission of India
iii
D.O. No. 6(3)240/2013-LC(LS)
Dated, the 24th of February, 2014
Dear Shri Kapil Sibal Ji,
1. While the Law Commission was working towards suggesting its
recommendations to the Government on Electoral Reforms, an Order was
passed by the Hon'ble Supreme Court dated 16.12.2013 in Public Interest
Foundation and Ors. Vs. Union of India and Anr., vide D.O. No.
4604/2011/SC/PIL(W) dated 21st December, 2013.
2. In the aforesaid Order, the Hon'ble Supreme Court noted that Law Commission
may take some time for submitting a comprehensive report on all aspects of
electoral reforms. However, the Hon'ble Court further mentioned that "the
issues with regard to de-criminalization of politics and disqualification for filing
false affidavits deserve priority and immediate consideration" and accordingly
requested the Law Commission to "expedite consideration for giving a report by
the end of February, 2014, on the two issues, namely:
1. Whether disqualification should be triggered upon conviction as it
exists today or upon framing of charges by the court or upon the
presentation of the report by the Investigating Officer under Section
173 of the Code of Criminal procedure? [Issue No. 3.1(ii) of the
Consultation Paper], and
2. Whether filing of false affidavits under Section 125A of the
Representation of the People Act, 1951 should be a ground for
disqualification? And if yes, what mode of mechanism needs to be
provided for adjudication on the veracity of the affidavit? [Issue No.
3.5 of the Consultation Paper]"
3. The matter was accordingly adjourned for three months within which period,
the Law Commission was expected to submit its response on the aforesaid two
issues to the Government of India to be forwarded to the Hon'ble Supreme
Court.
iv
4. Pursuant to the above order dated 16.12.2013, the Law Commission took up
the two issues as mentioned above. The Commission had detailed discussions
with cross-section of stakeholders and members of the general public along
with detailed deliberations within the Commission including the National
Consultation organized by the Commission.
5. Accordingly, the Commission has prepared its recommendations in the form of
244th Report titled "Electoral Disqualifications" enclosed herewith.
6. As per the directions of the Hon'ble Court, the present Report is required to be
placed before the Court. The next date of hearing in the matter before the
Hon'ble Court is 10.03.2014.
7. The Commission appreciates the valuable assistance rendered by young
lawyers, Mr. Arghya Sengupta, Ms. Srijoni Sen, Mr. Gaurav Gupta, Ms. Prachee
Satija and Ms. Manu Panwar, to the Law Commssion of India.
Regards and Wishes
Yours Sincerely,
(Ajit Prakash Shah)
Shri Kapil Sibal
Hon'ble Minister for Law and Justice,
Shastri Bhawan,
New Delhi - 110 001
v
LAW COMMISSION REPORT ON ELECTORAL
DISQUALIFICATIONS
I. INITIATION OF THE PROCESS ........................................................................................... 3
II. RESPONSES RECEIVED TO THE CONSULTATION PAPER....................................... 5
III. NATIONAL CONSULTATION ........................................................................................... 7
IV. THE NEED FOR REFORM ................................................................................................ 12
A. FREE AND FAIR ELECTIONS .................................................................................................................... 12
B. THE EXTENT OF CRIMINALISATION IN POLITICS ........................................................................... 14
C. THE ROLE OF POLITICAL PARTIES ....................................................................................................... 16
D. EXISTING LEGAL FRAMEWORK ............................................................................................................. 19
E. SUPREME COURT JUDGMENTS INTERPRETING THIS FRAMEWORK ........................................ 21
F. PREVIOUS REPORTS RECOMMENDING REFORMS........................................................................... 23
V. DISQUALIFICATION AT THE STAGE OF FRAMING OF CHARGES ..................... 27
A. RATIONALE ................................................................................................................................................... 27
B. REFORM PROPOSAL ................................................................................................................................... 30
C. SAFEGUARDS................................................................................................................................................. 37
D. CHARGES FRAMED AGAINST SITTING MPs/MLAs ............................................................................ 40
E. RETROACTIVE APPLICATION ................................................................................................................. 42
VI. CONSEQUENCES UPON FILING OF FALSE AFFIDAVITS ...................................... 43
A. RATIONALE ................................................................................................................................................... 43
B. REFORM PROPOSAL ................................................................................................................................... 47
1
VII. RECOMMENDATIONS AND PROPOSED SECTIONS............................................ 50
A. CONCLUSIONS AND RECOMMENDATIONS ......................................................................................... 50
B. PROPOSED SECTIONS ................................................................................................................................. 51
2
I. INITIATION OF THE PROCESS
The Ministry of Law and Justice, Government of India had addressed a letter dated 16th
January, 2013 requesting 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 initiated work on the different facets of the subject by collecting,
collating and analysing the literature on the subject including previous reports by several
Committees and Commissions. Apart from the above, recognising the complexity of the subject
and its integrated relationship with the status and health of democracy, the Commission
considered it imperative to elicit views and opinions from different stakeholders. This included
political parties, jurists, academics, eminent persons in public life, civil society representatives
and others, who were consulted on various debates, dialogues and issues on the legal, political,
social and other facets of the subject, necessary for determining the Commission's approach to
making recommendations. After detailed deliberations, a Consultation Paper was prepared by
the Commission under the guidance of the then Chairman, Mr Justice (Retd.) D. K. Jain, former
Judge of the Supreme Court of India. The paper concentrated on several suggestive issues
including, inter alia, de-criminalisation of politics and disqualification of candidates with
criminal antecedents, and the need to strengthen provisions relating to the period of
disqualification.
The Consultation Paper was widely circulated to obtain feedback from various stakeholders and
members of the general public and a number of responses have been received. We shall advert
to the responses received and the Commission's views thereon below.
While the Commission was working towards suggesting its recommendations to the
Government on reforms in electoral laws, W.P. (Civil) No. 536 of 2011 titled Public Interest
Foundation. v. Union of India,a public interest litigation (PIL)was filed in the Supreme Court
in the year 2011 praying inter alia for guidelines or framework to be laid down by the Court to
deal with the menace of criminalisation of politics and debar those charged with serious
offences from contesting elections. The Hon'ble Supreme Court in the above noted matter has,
on 16th December, 2013, taken note of the Consultation Paper prepared and circulated by the
Commission. Appreciating that the Commission may take some time for submitting a
comprehensive report on all the aspects of electoral reforms, the Court in its order dated 16th
December, 2013 in the aforementioned petition, has observed that "the issues with regard to de-
criminalisation of politics and disqualification for filing false affidavits deserve priority and
immediate consideration" and accordingly directed the Law Commission to "expedite
consideration on the two issues, namely,
"1. Whether disqualification should be triggered upon conviction as it exists
today or upon framing of charges by the court or upon the presentation of
3
the report by the Investigating Officer under Section 173 of the Code of
Criminal Procedure? [Issue No. 3.1(ii) of the Consultation Paper], and
2. Whether filing of false affidavits under Section 125A of the
Representation of the People Act, 1951 should be a ground for
disqualification? And if yes, what mode and mechanism needs to be
provided for adjudication on the veracity of the affidavit? [Issue No. 3.5 of
the Consultation Paper]"
The matter was accordingly adjourned for three months within which period the Law
Commission was expected to submit its response on the aforesaid two issues to the Government
of India to be forwarded to the Hon'ble Court.
4
II. RESPONSES RECEIVED TO THE CONSULTATION PAPER
The Consultation Paper prepared by the Law Commission was disseminated to all registered
political parties, both at the national and state level, the Houses of Parliament, the State
Legislatures, to the High Courts, Bar Associations, Election Commission, Heads of important
National Commissions and institutions, National Law Universities, prominent media
personalities, associations and civil society organisations as well as many other public spirited
persons. The Consultation Paper was also uploaded on the website of the Law Commission.
Out of over 157 responses received till August, 2013, largest number of responses have been
received from individuals followed by various civil society organizations and associations.
Amongst various Commissions, only the Election Commission of India responded. The
response to the Consultation Paper from the political parties and Members of the Parliament
has been tepidwith only one national political party viz. the Indian National Congress and a
registered political party being the Welfare Party of India having sent their views on the issues
raised in the Consultation Paper. Only eight sitting Members of Parliament have responded to
the Consultation Paper, four each from Lok Sabha and the Rajya Sabha.
The civil society group, Public Interest Foundation, suggested that the existing provisions
relating to disqualification to contest elections need to be amended to ensure that
disqualification is triggered upon framing of charges by the court on serious and heinous
offences amounting to imprisonment for a term of minimum five years or more, which should
include the expanded list largely drawn from Justice JS Verma Committee (JVC) Report but
restricted only to serious and heinous offences attracting an imprisonment of five or more years
in the proposed Section 8(1)(a) of The Representation of the People Act, 1951 (hereinafter
"RPA"). In this scenario, only cases filed in the court and charges framed by the court six
months prior to an election would lead to disqualification of a candidate. This proposed
recommendation is to co-exist with the present provision for disqualification as stated under
Section 8(3) of the RPA debarring candidates from contesting elections on being convicted of
any offence and sentenced to an imprisonment of two or more years.
The Public Interest Group further suggested that, with respect to elected representatives to the
House of Parliament and the Legislature of State facing criminal charges, a new sub-section (5)
be inserted to Section 8 of the RPA for establishing special fast-track courts for time bound
disposal of the cases. This sub-section could act as a deterrent to those with cases of criminal
offence, pending against them in the court from contesting elections in order to avoid a speedy
and time bound adjudication of the case by a special fast-track court resulting in their possible
conviction and imprisonment. The case with respect to charges pending against an elected
representative and also, where charge has been framed after the declaration of election results
should automatically be placed under the consideration of the special fast-track court of
competent jurisdiction immediately after the candidate is declared elected. These fast-track
courts should be required to dispose of the cases within six months from the date the court has
5
taken cognizance of the offence committed by the elected representative. The appellate courts
in such instances shall dispose the cases finally within six months of the date of the order of the
original court.
An alternative proposal has also been suggested where, a person charge-sheeted for serious and
heinous offences amounting to imprisonment for a term of minimum five years should be
allowed to contest elections. In case a candidate facing charges is elected to be a Member of
Parliament (MP)/Member of Legislative Assembly of States (MLA), then the case against the
concerned individual will automatically be placed under the special fast-track court in the
proposed sub-section of 8(5) to the RPA for time bound disposal of the matter. This would
apply to an elected representative who has been charge sheeted by a court after elections. The
elected representative should be allowed to discharge his/her duties in full potential until he is
convicted, or convicted and sentenced by the fast-track court.
Once the conviction of the elected representative has attained finality, the representative should
automatically be disqualified by the Speaker or Presiding Officer of the House. It is clarified
that the disqualification would also apply in cases where an elected representative has not filed
any revision/appeal on conviction.
The Association for Democratic Reforms (ADR) has recommended that any person against
whom a charge has been framed by a court of law, in a criminal case for which the punishment
is imprisonment of two years or more should not be allowed to contest elections. In particular,
any candidate against whom charges have been framed for serious offences like murder, rape,
kidnapping etc. should be banned from contesting elections.
On the issue of consequences on the candidature and membership of a person who furnishes
false information in the affidavit filed alongwith the nomination paper, there is unanimity on
the need for prescribing stringent consequences in law for filing false affidavits, in particular,
making it a ground for disqualification. The Election Commission has also suggested that
Section 125A should be included in the list of offences provided under Section 8(1) which
attract disqualification irrespective of the quantum of punishment. It has also been suggested by
Mr. P.P. Rao, Senior Advocate that filing of false affidavits should be made a ground for
setting aside election under Section 100.
The Commission has also conducted deliberations with Mr. T.S. Krishnamurthy (Former Chief
Election Commissioner under whose aegis the 2004 Report on Electoral Reforms was prepared
by the Election Commission), Dr. S.Y. Quraishi (Former Chief Election Commissioner), Mr.
S.K. Mendiratta (Consultant-cum-Legal Advisor to the Election Commission of India), Mr.
K.F. Wilfred (Principal Secretary, Election Commission of India) and Prof.Jagdeep S. Chhokar
(Founder Member of Association for Democratic Reforms). All of their recommendations have
greatly influenced the Commission and the recommendations in their report.
6
III. NATIONAL CONSULTATION
In addition to the aforesaid Consultation Paper and responses received to it, a one-day National
Consultation on Electoral Reforms was organized by the Commission on 1st February, 2014 in
New Delhi. Considering the short span of time within which the Report on the two issues of
disqualification of candidates with criminal background and consequences of filing false
affidavits was to be submitted, the Consultation was confined only to the two specific issues of
decriminalisation of politics and consequences of filing false affidavits.
The National Consultation was widely advertised in the press and media to ensure maximum
participation and political parties and other delegates were invited by sending invitations
through post and email.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 TelanganaRashtraSamithi were represented. All the registered National and
RegionalParties were invited though most did not attend.The fundamental idea behind holding
the National Consultation was to receive as many and as varied inputs from various
stakeholders as possible, and to draw upon the expertise on the two issues from a cross-section
of those involved in administering the political system. This was based on the widespread belief
that electoral reforms must flow from the floor of the House rather than being imposed from the
outside. To create momentum for change, in the words of Mr.Fali S. Nariman, "we need to rely
on the public opinion on the outside to put pressure on those inside to do the right and the
honourable thing".
The Consultation began with an Opening Session and comprised three Technical Sessions.
Mr.Justice (Retd.) B.P. Jeevan Reddy (Former Judge of Supreme Court and former Chairman
of the Law Commission of India) under whose Chairmanship the 170th Report on Electoral
Reforms was submitted by the Law Commission in 1999 and which Report remains the
reference point for all subsequent work on the issue, gave the inaugural address in the Opening
Session. The First Technical Session after the opening ceremony focused on the increasing
criminalisation of the Indian polity and the means to deal with the same. Mr Fali S. Nariman
(Senior. Advocate) presented the opening ideas and issues and proffered valuable suggestions
on the same. The second session focussed on the determining stage of the legal procedure in
criminal cases for the disqualification of candidates and sitting Members of Parliament and
Legislative Assemblies/Councils accused of criminal offences. Mr T.R. Andhyarujina (Senior.
Advocate and former Solicitor General of India) and Mr P.P. Rao provided impetus to the
discussion by putting forth two opposite perspectives on the issue. The third and final
Technical Session was devoted to the consequences of furnishing false information in the
affidavit filed along with nomination paper. Mr. Soli J. Sorabjee (Senior Advocate and former
7
Attorney General of India) and Mr. K.N. Bhat (Senior Advocate) advanced their suggestions on
the issue of filing false affidavits.
Besides the abovenamed, the Consultation was attended by Dr. S.Y. Quraishi (Former Chief
Election Commissioner), Mr. S.K. Mendiratta (Consultant-cum-Legal Advisor to the Election
Commission of India), Mr. K.F. Wilfred (Principal Secretary, Election Commission of India),
Mr. H.K. Dua (Member of Parliament, Rajya Sabha), Mr. Dinesh Dwivedi, (Senior Advocate)
along with several other representatives from the Bar, Bench, civil society organizations,
concerned citizens, academia, media and other stakeholders all of whom fruitfully participated
in the debates and discussions. The participants put forth several suggestions, reflections,
observations and comments all of which have been duly recorded in the minutes of the
Consultation prepared by the Commission.
Broadly, the public consultation brought to the fore sharply divided opinions, with views on the
one end of the spectrum suggesting that individual interest or concerns if any in the context of
representing people in democracy should be sacrificed to secure the larger public good, namely,
purity and integrity of the electoral democratic process, and on the other end emphasised the
view that the time tested principles of criminal jurisprudence of the presumption of innocence
until a person is tried and convicted should not be jeopardized or diluted.
On the issue of criminalisation of politics, Justice B.P. Jeevan Reddy stayed firm in his opinion
that the field of disqualification of candidates has to be enlarged by providing that candidates
against whom charges have been framed for offences (under the IPC or any other enactment)
punishable with death, imprisonment for life or for ten years (with or without fine) shall stand
disqualified, provided such charges are framed six months prior to the date of scrutiny of the
nomination papers. He also suggested the introduction of a List System of elections. The List
system would involve publication by the Election Commission of a constituency-wise list of
candidates having declared criminal background.
Justice Reddy also proposed a reduction in the period between publication of validly nominated
candidates and the day of polling. These measures, he opined, would have the merit of breaking
the bond between candidates and the constituency, leaving minimal scope for influencing
voters.
Mr Fali S. Nariman found that the procedure relating to criminal cases prescribed in the Code
of Criminal Procedure, 1973 held all the answers. He ruled out disqualification upon filing of
charge-sheet or report under Section 173 by the Police in the Magistrate's Court, and strongly
advocated disqualification upon framing of charges by the competent Court. He articulated the
need for enlarging the whole concept of disqualification and emphasized that the law needs to
go ahead in order to promote purity and integrity of the democratic process. In his opinion,
there are sufficient safeguards within the Code of Criminal Procedure, 1973 (CrPC) which can
address the concerns against false prosecution.
8
According to Mr P.P. Rao, credibility is the life-blood of institutions in a democracy.
Accordingly a person who is under a cloud should not be allowed to function as it damages the
faith of the people in the institutions. He submitted that the presence of tainted people is the
main reason for deterioration in the credibility enjoyed by the institutions and therefore said
that the time has come to make efforts to regain it. He admitted that the criminal justice is
protracted and many legislative terms may pass by before conviction or acquittal is
pronounced. But the changing reality with changing times demands innovative methods. In the
light of the same, he also suggested disqualifying candidates upon framing of charges by the
competent Court. Representing the Biju Janata Dal,Mr.PinakiMisra,, while strongly supporting
disqualification upon framing of charges for aspiring candidates, opined that automatic
disqualification of sitting members upon charges being framed would mean re-election for that
seat. He suggested that the disqualification for a sitting MP should not be triggered
immediately as huge investments are made in the conduct of elections and it is impossible to
turn the clock back, and that the membership should be kept in abeyance as in cases of electoral
offences. He cited the example of the interim order of the Supreme Court of India in Indira
Gandhi v Raj Narain judgment. His suggestion was that the court must expedite the cases of
such indicted MPs.
All the other political parties that participated in the Consultation strongly dissented on the
introduction of disqualification upon framing of charges. ShiromaniAkali Dal in its written
response on the issue has stated that the existing provisions of the RPA are sufficient to prevent
entry of people with criminal antecedents into the political arena and therefore need no
amendment. The overpowering consideration behind the common thread running through the
opposition from the political fraternity to disqualification being triggered upon framing of
charges is the fear of its misuse on account of 'political vendetta'.
Mr T.R. Andhyarujina also opposed the operation of disqualification upon framing of charges
though for different reasons. He highlighted the legislative history of Section 8 of the RPA to
bring home the fact that when it was enacted, the yardstick for disqualification was conviction
and not framing of charges. Admitting that the moral perception of the first Parliament was
drastically different from the present situation with several elected representatives with
"criminal" antecedents, he still stressed that our settled jurisprudence of presumption of
innocence until proven guilty ought not to be subverted. The disclosure of information
including criminal antecedents in the affidavits are sufficient for the electorate to make well
informed choices. Dr S.Y. Quraishi and Mr S.K. Mendiratta in this regard pointed out that the
jurisprudence of presumption of innocence until found guilty already has been displaced to a
large extent in practice inasmuch as there are lakhs of under-trial prisoners in our country.
A valuable suggestion by one of the participants was that if a person is disqualified from being
a candidate for election or a member of the Parliament, then he must be disallowed from
holding any position in the party as well for a certain period of time. Allowing the disqualified
person to hold a position in the party has the potential of the same member issuing a whip on
9
the other members of the party and ultimately achieving indirectly what could not be achieved
directly. It was further suggested that any political party that allows a position to a disqualified
person should be de-recognized.
On the aspect of filing of false affidavits, Mr Soli J. Sorabjee, stressed that filing of false
affidavits in the matter of elections is a serious issue having a direct bearing on the purity of an
election. He said that the Supreme Court has acknowledged the right of the elector to have
'correct' information about the candidate who is standing for the elections in order to make an
informed choice. Thus filing of false affidavit should certainly be made a ground for
disqualification, particularly in cases of returned candidates who furnished false information in
affidavits. This is essential to ensure free and fair elections which is a basic feature of our
Constitution. He suggested that the CVC may be entrusted with the task of auditing the
information in the affidavits to ascertain the correctness thereof. The CVC on finding falsehood
having been practiced, shall send a report to the Election Commission. The Election
Commission after hearing the returned candidate, shall report to the President of India and the
President after examining the report and the material may disqualify the returned candidate so
as to not allow him to enjoy the fruits of his victory achieved by filing false affidavit.
Mr K.N. Bhat, stated that even though Sections 33A and 125A have been inserted in the statute
book after the 170th Report of the Law Commission (1999), yet false affidavits are filed
routinely. Delay in the court procedures resulting in an unduly long period between the framing
of charges and conviction, coupled with only six months punishment under Section 125A
makes a mockery of the provision. He suggested the omission of the words "with the intent to
be elected in an election" in Section 125A as in his opinion falsehood is always deliberate. He
also suggested that a week's time may be given after the filing of the affidavit for filing
objections and subsequently, the Returning Officer must have the right to reject the candidature
based on valid evidence. He further suggested that Section 125A be included under Section 123
as a corrupt practice, as an election petition can be filed thereafter and election can be set aside
on this ground under Section 100.
While some other participants also suggested making filing of false affidavits a corrupt practice
under Section 123 of the RPA and thus a ground for setting aside election, the same has been
disagreed by others on the ground that discovery of falsehood after the limitation for filing
election petition expires would enable the wrongdoer escape the consequence. Mr
NripendraMisra from the Public Interest Foundation (the petitioner in the PIL pending before
the Hon'ble Supreme Court) also suggested that punishment under Section 125A should be
enhanced to two years with no alternative of fine. He recommended that power should be given
to the Chief Election Commissioner to hear and decide the issue of falsity of affidavit on a
reference being made to him by the Returning Officer instead of the CVC investigating it.
However, the same has been disagreed with by the other participants as being impractical
particularly owing to the time gap between nominations and polls being only 14 days. Further,
he suggested that the disqualification for violation of Section 125A should be three years as in
10
Section 10A. Dr S.Y. Quraishi also added that disqualification for filing false affidavit should
not be limited to the returned candidate but equally to all candidates who have been found
guilty of having furnished false information. Mr S.K. Mendiratta, put forth the proposals of the
Election Commission on the issue at hand i.e. punishment under Section 125A should be at
least 2 years and not 6 months and Section 125A should be included in the offences covered
under Section 8(1) so that conviction thereunder irrespective of the quantum of sentence would
lead to disqualification of the candidate, returned or otherwise.
The Commission took into consideration the diverse views expressed at the National
Consultation while preparing its recommendations in this Report. At the same time it
recognised a distinct sense emerging from the day-long meeting, i.e. that the law relating to
disqualification of tainted politicians needs to be enlarged in order to be attuned to modern
realities. A detailed justification of why such enlargement needs to happen and the exact scope
of such enlargement are discussed in turn in the next three chapters
11
IV. THE NEED FOR REFORM
A. FREE AND FAIR ELECTIONS
"If the people who are elected are capable and men of character and integrity, then
they would be able to make the best even of a defective Constitution. If they are lacking
in these, the Constitution cannot help the country. After all, a Constitution like a
machine is a lifeless thing. It acquires life because of the men who control it and
operate it, and India needs today nothing more than a set of honest men who will have
the interest of the country before them...It requires men of strong character, men of
vision, men who will not sacrifice the interests of the country at large for the sake of
smaller groups and areas...We can only hope that the country will throw up such men
in abundance."
- Dr Rajendra Prasad,President, Constituent Assembly of India, 26th November,
1949 before putting the motion for passing of the Constitution on the floor
Democracy as a form of governance was the central plinth of the constitutional scheme
envisaged by the framers of the Constitution of India. The ultimate aim, as evidenced in the
Constituent Assembly debates and gleaned from their personal writings, was the empowering
of each and every Indian citizen to become a stakeholder in the political process. To this end,
the citizen was given the power to elect members of the Parliament and their respective State
Legislative Assemblies through the exercise of their vote, a system that the framers believed
would ensure that only the most worthy candidates would be elected to posts of influence and
authority. Representative government, sourcing its legitimacy from the People, who were the
ultimate sovereign, was thus the kernel of the democratic system envisaged by the Constitution.
Over time, this has been held to be a part of the 'basic structure' of the Constitution, immune to
amendment, with the Supreme Court of India declaring,
"It is beyond the pale of reasonable controversy that if there be any unamendable
features of the Constitution on the score that they form a part of the basic structure of
Constitution, it is that India is a Sovereign Democratic Republic." 1
Thus, inherent in the model of representative government based on popular sovereignty is the
commitment to hold regular free and fair elections. The importance of free and fair elections
stems from two factors-- instrumentally, its central role in selecting the persons who will
govern the people, and intrinsically, as being a legitimate expression of popular will. Stressing
1
Indira Gandhi v. Raj Narain and Others, 1975 Supp SCC 1, 252 para 664.
12
the importance of free and fair elections in a democratic polity, the Supreme Court held in
Mohinder Singh Gill v. Chief Election Commissioner,2
"Democracy is government by the people. It is a continual participative operation, not
a cataclysmic periodic exercise. The little man, in his multitude, marking his vote at the
poll does a social audit of his Parliament plus political choice of this proxy. Although
the full flower of participative Government rarely blossoms, the minimum credential of
popular government is appeal to the people after every term for a renewal of
confidence. So we have adult franchise and general elections as constitutional
compulsions... 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."
To ensure free and fair elections, and give impetus to the vision of the framers, Parliament
enacted The Representation of the People Act, 1951 (hereinafter 'RPA') which inter alia
provides qualifications and disqualifications for membership of Parliament and State
Legislatures, lays down corrupt practices that are punishable by law, creates other offences in
connection with such elections and for the resolution of disputes arising out of or in connection
with them. The underlying rationale for the legislation is thus to create a systemic framework
conducive to free and fair elections. Implicit in this framework is the need to prescribe certain
qualifications and disqualifications, which are deemed to be respectively essential or unsuitable
for holders of public office.
It is a truism that criminal elements of society, i.e. those accused of breaking the laws that their
predecessors have given the force of law, and which they are themselves entrusted with
enforcing being MPs and MLAs, would be antithetical to the vision of the framers, the nature
of Indian democracy and the rule of law. The Supreme Court held as such in K Prabhakaran v.
P Jayarajan3where it said,
"Those who break the law should not make the law. Generally speaking the purpose
sought to be achieved by enacting disqualification on conviction for certain offences is
to prevent persons with criminal background from entering into politics and the house -
a powerful wing of governance. Persons with criminal background do pollute the
process of election as they do not have many a holds barred (sic) and have no
reservation from indulging into criminality to win success at an election."
DrRajendra Prasad, in his concluding address to the Constituent Assembly categorically said,
2
(1978) 1 SCC 405, 424 at para 23.
3
(2005) 1 SCC 754, 780 para 54.
13
"A law giver requires intellectual equipment but even more than that capacity to take a
balanced view of things to act independently and above all to be true to those
fundamental things of life - in one word - to have character."4
A three Judge Bench of the Supreme Court in Centre for Public Interest Litigation v. Union of
India5(the "CVC case") raised the standards of qualification for appointment to a public office.
Holding it imperative for the members to uphold and preserve the integrity of the 'institution',
it was laid down that not the desirability of the candidate alone but the "institutional integrity"
of the office which should be the reigning consideration in appointments to a public office. The
spirit of this judgment, applicable to all public offices, is that it is not only imperative for the
candidate for such office to have the highest standards of integrity, but independently that the
integrity of the institution must be preserved. Having criminal elements in politics, no matter
whether they are convicted or not, indubitably tarnishes the latter, if not the former as well.
B. THE EXTENT OF CRIMINALISATION IN POLITICS
Despite the best intentions of the drafters of the Constitution and theMembers of Parliament at
the onset of the Indian Republic, the fear of a nexus between crime and politics was widely
expressed from the first general election itself in 1952. In fact, as far back as in 1922, Mr
C. Rajagopalachari had anticipated the present state of affairs twenty fiveyears before
Independence, when he wrote in his prison diary: "Elections and their corruption,
injustice and tyranny of wealth, and inefficiency of administration, will make a hell of life
as soon as freedom is given to us..." 6
Interestingly, observers have noted that the nature of this nexus changed in the 1970s.
Instead of politicians having suspected links to criminal networks, as was the case earlier, it
was persons with extensive criminal backgrounds who began entering politics. 7 This was
confirmed in the Vohra Committee Report in 1993, and again in 2002 in the report of the
National Commission to Review the Working of the Constitution (NCRWC). The Vohra
Committee report pointed to the rapid growth of criminal networks that had in turn
developed an elaborate system of contact with bureaucrats, politicians and media persons. 8
A Consultation Paper published by the NCRWC in 2002 went further to say that criminals
4
Vol. XI, C.A.D. (November 26th, 1949).
5
(2011) 4 SCC 1.
6
Per C Rajagopalachari in Kishor Gandhi, India's Date with Destiny: Ranbir Singh Chowdhary Felicitation
Volume, 1st Ed. (Allied Publishers, 2006) 133.
7
Milan Vaishnav, 'The Market for Criminality: Money, Muscles and Elections in India' (2010)
<http://casi.sas.upenn.edu/system/files/Market+for+Criminality+-+Aug+2011.pdf> accessed 14 January 2014.
8
Government of India, 'Vohra Committee Report on Criminalisation of Politics, Ministry of Home Affairs' (1993)
< http://indiapolicy.org/clearinghouse/notes/vohra-rep.doc> accessed 13 January, 2014.
14
were now seeking direct access to power by becoming legislators and ministers
themselves. 9
Since the judgment of the Supreme Court in Union of India v. Association for Democratic
Reforms,10 which made the analysis of criminal records of candidates possible by requiring
such records to be disclosed by way of affidavit, the public has had a chance to
quantitatively assess the validity of such observations made in the previous repor ts. The
result of such analysis leads to considerable concern.
In the ten years since 2004, 18% of candidates contesting either National or State elections
have criminal cases pending against them (11,063 out of 62,847). In 5,253 or almost half
of these cases (8.4% of the total candidates analysed), the charges are of serious criminal
offences that include murder, attempt to murder, rape, crimes against women, cases under
the Prevention of Corruption Act, 1988, or under the Maharashtra Control of Organised
Crime Act, 1999 which on conviction would result in five years or more of jail, etc. 152
candidates had 10 or more serious cases pending, 14 candidates had 40 or more such cases
and 5 candidates had 50 or more cases against them. 11
The 5,253 candidates with serious cases together had 13,984 serious charges against them.
Of these charges, 31% were cases of murder and other murder related offences, 4% were
cases of rape and offences against women, 7% related to kidnapping and abduction, 7%
related to robbery and dacoity, 14% related to forgery and counterfeiting including of
government seals and 5% related to breaking the law during elections. 12
Criminal backgrounds are not limited to contesting candidates, but are found among
winners as well. Of these 5,253 candidates with serious criminal charges against them,
1,187 went on to winning the elections they contested i.e. 13.5% of the 8,882 winners
analysed from 2004 to 2013. Overall, including both serious and non-serious charges,
2,497 (28.4% of the winners) had 9,993 pending criminal cases against them.
In the current Lok Sabha, 30% or 162 sitting MPs have criminal cases pending against
them, of which about half i.e. 76 have serious criminal cases. Further, the prevalence of
9
National Commission to Review the Working of the Constitution, 'A Consultation Paper on Review of the
Working of Political Parties Specially in Relation to Elections and Reform Options' (2002)
<http://lawmin.nic.in/ncrwc/finalreport/v2b1-8.htm> accessed 13 January, 2014.
10
(2002) 5 SCC 294.
11
Association for Democratic Reforms, 'Press Release - Ten Years of Election Watch: Comprehensive Reports on
Elections, Crime and Money' (2013) 1, <http://adrindia.org/sites/default/files/Press%20Note%20-
%20Ten%20Years%20of%20Elections,%20Crime%20and%20Money_0.pdf> accessed 14 January, 2014
TrilochanSastry, 'Towards Decriminalisation of Elections and Politics', Economic & Political Weekly, 4 January,
2014.
12
TrilochanSastry, 'Towards Decriminalisation of Elections and Politics', Economic & Political Weekly, 4
January, 2014.
15
MPs with criminal cases pending has increased over time. In 2004, 24% of Lok Sabha MPs
had criminal cases pending, which increased to 30% in the 2009 elections. 13
The situation is similar across states with 31% or 1,258 out of 4,032 sitting MLAs with
pending cases, with again about half being serious cases. 14 Some states have a much higher
percentage of MLAs with criminal records: in Uttar Pradesh, 47% of MLAs have criminal
cases pending. 15 A number of MPs and MLAs have been accused of multiple counts of
criminal charges. In a constituency of Uttar Pradesh, for example, the MLA has 36
criminal cases pending including 14 cases related to murder. 16
From this data it is clear that about one-third of elected candidates at the Parliament and
State Assembly levels in India have some form of criminal taint. Data elsewhere suggests
that one-fifth of MLAs have pending cases which have proceeded to the stage of charges
being framed against them by a court at the time of their election. 17 Even more disturbing
is the finding that the percentage of winners with criminal cases pending is higher than the
percentage of candidates without such backgrounds. While only 12% of candidates with a
"clean" record win on average, 23% of candidates with some kind of criminal record win.
This means that candidates charged with a crime actually fare better at elections than
'clean' candidates. Probably as a result, candidates with criminal cases against them tend
to be given tickets a second time. 18 Not only do political parties select candidates with
criminal backgrounds, there is evidence to suggest that untainted representatives later
become involved in criminal activities. 19The incidence of criminalisation of politics is thus
pervasive making its remediation an urgent need.
C. THE ROLE OF POLITICAL PARTIES
Political parties are a central institution of our democracy; "the life blood of the entire
constitutional scheme." 20Political parties act as a conduit through which interests and
issues of the people get represented in Parliament. Since political parties play a central role
13
Association for Democratic Reforms, 'National Level Analysis of Lok Sabha 2009 Elections' (2009)
<http://adrindia.org/sites/default/files/0.9%20final%20report%20_%20lok%20sabha%202009.pdf> accessed 13
January, 2014.
14
ADR,(n.11).
15
Association for Democratic Reforms, 'Press Release - Analysis of Criminal, Financial and other details on
Newly Elected MLAs of the Uttar Pradesh Assembly Elections, 2012', (2012) <
http://adrindia.org/download/file/fid/2668> accessed 13 January, 2014
16
Id
17
Vaishnav, (n.7), 10
18
Sastry(n.12), 3
19
Christophe Jaffrelot, 'Indian Democracy: The Rule of Law on Trial'(2002) 1(1) India Review 77
20
Subhash Chandra Agarwal v. Indian National Congress and Others, [2013] CIC 8047
<http://www.rti.india.gov.in/cic_decisions/CIC_SM_C_2011_000838_M_111223.pdf> accessed on February 4,
2014
16
in the interface between private citizens and public life, they have also been chiefly
responsible for the growing criminalisation of politics.
Several observers offer explanations of why parties may choose candidates with a tainted
background. As discussed above, studies show that candidates with criminal records have
fared better in elections and that criminals seem to have an electoral advantage. 21 Since
electoral politics is a combination of several factors, often issues like ethnicity or other
markers of the candidate may overcome the reputational loss he suffers from the criminal
records.
Further, electoral politics is largely dependent on the money and the funding that it
receives. Several studies by economists estimate that candidates and parties in the 2009
general elections alone spent roughly $3 billion on campaign expenditures. 22 Huge election
expenses have also resulted into large-scale pervasiveness of so-called 'black money'. 23
The Law Commission has earlier also expressed the concern of election exp enses being far
greater than legal limits. 24 Therefore, campaign funding is one of the most important
concerns for political parties. Since candidates with criminal records often possess greater
wealth, the negative effect of the stigma of criminal charges can be overcome by greater
campaigning resources. 25 Thus, even if a candidate has any criminal record, he may fare
well in elections due to the positive effect of the other markers. Thus, overall a candidate
with a criminal record can prove beneficial to political parties in several ways. Not only
does he ensure greater inflow in money, labour and other advantages that may help a party
in successful campaign, but also possess greater 'winnability'. 26 Many studies have
consequently highlighted the direct relationship between the membership of local
criminals and inflow of money intothe coffers of political parties. 27This is dealt with in
detail later in the report.
Further, candidate selection procedure is another factor for parties declaring candidates
with criminal records. Since political parties in India largely lack intra-party democracy
and the decisions on candidature are largely taken by the elite leadership of the party, the
politicians with criminal records often escape the scrutiny by local workers an d
organisation of the party. 28
21
B. Dutta & P. Gupta, 'How Do Indian Voters Respond to Candidates with Criminal Charges: Evidence from the
2009 Lok Sabha Election' (MPRA Paper Series 38417, 2012)
22
Timmons, Heather and Hari Kumar, 'India's National Election Spreads Billions Around', THE NEW YORK
TIMES (May 14, 2009).
23
Background Report on Electoral Reforms, Ministry of Law and Justice (2010).
24
Background Report (n.23)
25
Dutta & Gupta, (n.21).
26
Dutta & Gupta, (n.21).
27
Vaishnav, (n.7).
28
Vaishnav, (n.7).
17
Thus, the crime-politics nexus demands a range of solutions much broader than
disqualification or any other sanctions on elected representatives. It requires careful legal
insight into the functioning of the political parties and regulating the internal affairs of
parties. This report will also suggest the reforms for regulating the organisational posts of
political parties.
The Law Commission of India, in its 170 th report quoted in Subhash Chandra
Agarwal,29by the Central Information Commission ("CIC") has made certain observations
which are very pertinent to describing the position of political parties in our democracy:
"It is the Political Parties that form the Government, man the Parliament and run
the governance of the country. It is therefore, necessary to introduce internal
democracy, financial transparency and accountability in the working of the
Political Parties. A political party which does not respect democratic principles in
its internal working cannot be expected to respect those principles in the
governance of the country. It cannot be dictatorship internally and democratic in
its functioning outside". 30
Additionally, under Section 29A(5) of the Representation of People Act, 1951, which
currently regulates the functioning of political parties, the political parties are required to
bear "true faith" and "allegiance to the Constitution" of India as by law established. 31
Further, in order to reach to the conclusion that political parties are public authorities, the
CIC also referred to several constitutional provisions which accord rights and obligations
to political parties. 32 Thus, political parties are not merely any other organisation, but
important institutions having constitutional rights and obligations.
The NCRWC highlighted similar concerns on the functioning of political parties and
recommended a separate law for regulating some of the internal affairs of political parties
in order to deal with the crime-politics nexus. 33 It also opined that in case of conviction on
a criminal charge, apart from disqualification of the representative, a political party should
be held responsible and be sanctioned in some way, for example, by de-recognition of the
party.
Though the RPA disqualifies a sitting legislator or a candidate on certain grounds, there is
nothing regulating the appointments to offices within the organisation of the party.
Political parties play a central role in Indian democracy. Therefore, a politician may be
disqualified from being a legislator, but may continue to hold high positions within his
29
Subhash Chandra Agarwal (n. 20).
30
"Reform of Electoral Laws", 170thReport of the Law Commission of India, 1999.
31
Sec. 29A(5), The Representation of People Act, 1951.
32
Schedule X, The Constitution of India, 1951.
33
Chapter 4, Vol. I, 'National Commission to Review the Working of the Indian Constitution' at
<http://lawmin.nic.in/ncrwc/finalreport/volume1.htm> accessed February, 4, 2014.
18
party, thus also continuing to play an important public role which he has been deemed
unfit for by the law. Convicted politicians may continue to influence law-making by
controlling the party and fielding proxy candidates in legislature. In a democracy
essentially based on parties being controlled by a high-command, the process of breaking
crime-politics nexus extends much beyond purity of legislators and encompasses purity of
political parties as well.
Thus any reform proposal must include relevant recommendations for political parties
since the need for reform is crucial in this context as well. It is suggested that political
parties should refrain from appointing or allowing a person to continue holding any offic e
within the party organisation if the person has been deemed to lack the qualities necessary
to be a public official. Therefore, the legal disqualifications that prevent a person from
holding office outside a party should operate within the party as well. For holistic reform,
this recommendation must be taken into account.This is to be dealt with in a detailed
manner in the report to be submitted to the Government of India on all issues relating to
the Consultation Paper.
D. EXISTING LEGAL FRAMEWORK
Legally, the prevention of the entry of criminals into politics is accomplished by prescribing
certain disqualifications that will prevent a person from contesting elections or occupying a seat
in Parliament or an Assembly. Qualifications of members of Parliament are listed in Article 84
of the Constitution, while disqualifications can be found under Article 102. Corresponding
provisions for members of State Legislative Assemblies are found in Articles 173 and 191.
Article 102 states that a person shall be disqualified from being chosen, and from being a
member of either House of Parliament if he holds an office of profit, if he is of unsound mind
and so declared by a competent court, if he is an undischarged insolvent, if he is not a citizen of
India and if he is disqualified by any other law made by Parliament.
Parliament through the RPA has prescribed further qualifications and disqualifications for
membership to Parliament or to a Legislative Assembly. Section 8 of the Act lists certain
offences which, if a person is convicted of any of them, disqualifies him from being elected, or
continuing as, a Member of Parliament or Legislative Assembly. Specifically, Section 8(1) lists
a number of offences, convictions under which disqualify the candidate irrespective of the
quantum of sentence or fine - these include certain electoral offences, offences under the
Foreign Exchange Regulation Act, 1973, the Narcotics Drugs and Psychotropic Substances
Act, 1985 the Prevention of Corruption Act, 1988 etc. Section 8(2) lists other offences,
convictions under which would only result in disqualification if imprisonment is for six months
or more. Section 8(3) is a residuary provision under which if a candidate is convicted of any
19
offence and imprisoned for two years or more, he is disqualified.34 Disqualification operates
from the date of conviction and continues for a further period of six years from the date of
release.
The scheme of disqualification upon conviction laid down by the RPA clearly upholds the
principle that a person who has conducted criminal activities of a certain nature is unfit to be a
representative of the people. The criminal activities that result in disqualification irrespective of
punishment under S. 8(1) are either related to public office, such as electoral offences or
insulting the national flag, or are of grave nature, such as offences under terrorism laws. S. 8(3),
on the other hand, envisages that any offence for which the minimum punishment is two years
is of a character serious enough to merit disqualification. In either case, it is clear that the RPA
lays down that the commission of serious criminal offences renders a person ineligible to stand
for elections or continue as a representative of the people. Such a restriction, it was envisaged,
would provide the statutory deterrent necessary to prevent criminal elements from holding
public office, thereby preserving the probity of representative government.
However, it is clear from the above account of the spread of criminalisation in politics that the
purpose behind S. 8 of the RPA is not being served. The consequences of such criminalisation
and the possible reform measures that may be considered shall be discussed in the following
chapters.
With respect to the filing of affidavits by candidates, a candidate to any National or State
Assembly elections is required to furnish an affidavit, in the shape of Form 26 appended to the
Conduct of Election Rules, 1961, containing information regarding their assets, liabilities,
educational qualifications, criminal convictions against them that have not resulted in
disqualification, and cases in which criminal charges are framed against them for any offence
punishable with two years or more.
Failure to furnish this information, concealment of information or giving of false information is
an offence under S. 125A of the RPA. However, the sentence under S. 125A is only
imprisonment for a period of 6 months, and the offence is not listed under S. 8(1) or (2) of the
RPA. Therefore, conviction under S. 125A does not result in disqualification of the candidate.
Neither is the offence of false disclosure listed as a corrupt practice which would be a ground
for setting aside an election under Section 100.
Therefore, there is currently little consequence for the offence of filing a false affidavit, as a
result of which the practice is rampant.
34
Section 8(4), which existed previously, was struck down by the Supreme Court in Lily Thomas v. Union of India,
(2013) 7 SCC 653.
20
E. SUPREME COURT JUDGMENTS INTERPRETING THIS
FRAMEWORK
The judiciary has sought to curb this menace of criminalisation of politics through several
seminal judgments and attendant directions to the government and the Election Commission
primarily based on the aforesaid provisions. Specifically, orders of the Supreme Court seeking
to engender a cleaner polity can be classified into three types: first, decisions that introduce
transparency into the electoral process; second, those that foster greater accountability for
holders of public office; third, judgments that seek to stamp out corruption in public life. The
discussion below is not meant to be an exhaustive account; it merely illustrates the trends in
Supreme Court jurisprudence relating to the question of de-criminalisation of politics.
In Union of India v. Association for Democratic Reforms 35(hereinafter 'ADR')the Supreme
Court directed the Election Commission to call for certain information on affidavit of each
candidate contesting for Parliamentary or State elections. Particularly relevant to the question
of criminalisation, it mandated that such information includes whether the candidate is
convicted/acquitted/discharged of any criminal offence in the past, and if convicted, the
quantum of punishment; and whether prior to six months of filing of nomination, the candidate
is accused in any pending case, of any offence punishable with imprisonment for two years or
more, and in which charge is framed or cognizance is taken by a court. The constitutional
justification for such a direction was the fundamental right of electors to know the antecedents
of the candidates who are contesting for public office. Such right to know, the Court held is a
salient facet, and the foundation for the meaningful exercise of the freedom of speech and
expression guaranteed to all citizens under Article 19(1)(a) of the Constitution.
Again in People's Union for Civil Liberties v. Union of India36(hereinafter 'PUCL') the
Supreme Court struck down Section 33B of the Representation of People (Third Amendment)
Act, 2002 which sought to limit the ambit of operation of the earlier Supreme Court order in the
ADR case. Specifically it provided that only the information that was required to be disclosed
under the Amendment Act would have to be furnished by candidates and not pursuant to any
other order or direction. This meant, in practical terms, that the assets and liabilities,
educational qualifications and the cases in which he is acquitted or discharged of criminal
offences would not have to be disclosed. Striking this down, the Court held that the provision
nullified the previous order of the Court, infringed the right of electors' to know, a constituent
of the fundamental right to free speech and expression and hindered free and fair elections
which is part of the basic structure of the Constitution. It is pursuant to these two orders that
criminal antecedents of all candidates in elections are a matter of public record, allowing voters
to make an informed choice.
35
(2002) 5 SCC 294.
36
(2003) 2 SCC 549.
21
At the same time, the Supreme Court has also sought to foster greater accountability for those
holding elected office. In Lily Thomas v. Union of India37 the Court held that Section 8(4) of
the RPA, which allows MPs and MLAs who are convicted while serving as members to
continue in office till an appeal against such conviction is disposed of, is unconstitutional. Two
justifications were offered -- first, Parliament does not have the competence to provide
different grounds for disqualification of applicants for membership and sitting members;
second, deferring the date from which disqualification commences is unconstitutional in light
of Articles 101(3) and 190(3) of our Constitution, which mandate that the seat of a member will
become vacant automatically on disqualification.
Again in People's Union for Civil Liberties v. Union of India38(hereinafter 'NOTA'), the court
held that the provisions of the Conduct of Election Rules, 1961, which require mandatory
disclosure of a person's identity in case he intends to register a no-vote, is unconstitutional for
being violative of his freedom of expression, which includes his right to freely choose a
candidate or reject all candidates, arbitrary given that no analogous requirement of disclosure
exists when a positive vote is registered, and illegal given its patent violation of the need for
secrecy in elections provided in the RPA and widely recognised as crucial for free and fair
elections. Thus by allowing voters to express their dissatisfaction with candidates from their
constituency for any reason whatsoever, the Supreme Court order has a significant impact in
fostering greater accountability for incumbent office-holders. When its impact is combined
with the decision in Lily Thomas, it is clear that the net effect of these judgments is to make it
more onerous for criminal elements entrenched in Parliament from continuing in their
positions.
Third, the Supreme Court has taken several steps for institutional reform to sever the
connection between crime and politics. In VineetNarain v. Union of India39 a case concerning
the inertia of the Central Bureau of Investigation (CBI) in investigating matters arising out of
certain seized documents known as the 'Jain diaries' which disclosed a nexus between
politicians, bureaucrats and criminals, who were recipients of money from unlawful sources,
the Supreme Court used the power of continuing mandamus to direct large-scale institutional
reform in the vigilance and investigation apparatus in the country. It directed the Government
of India to grant statutory status to the Central Vigilance Commission (CVC), laid down the
conditions necessary for the independent functioning of the CBI, specified a selection process
for the Director, Enforcement Directorate (ED), called for the creation of an independent
prosecuting agency and a high-powered nodal agency to co-ordinate action in cases where a
politico-bureaucrat-criminal nexus became apparent. These steps thus mandated a complete
overhaul of the investigation and prosecution of criminal cases involving holders of public
office.
37
(2013) 7 SCC 653.
38
(2013) 10 SCC 1.
39
(1998) 1 SCC 226.
22
Addressing the problem of delays in obtaining sanctions for prosecuting public servants in
corruption cases, VineetNarainalso set down a time limit of three months for grant of such
sanction. This directive was endorsed by the Supreme Court in SubramaniumSwamyv.
Manmohan Singh,40where the Court went on to suggest the restructuring of Section 19 of the
Prevention of Corruption Act such that sanction for prosecution will be deemed to have been
granted by the concerned authority at the expiry of the extended time limit of four months. In
these and other cases,41 the Supreme Court has attempted to facilitate the prosecution of
criminal activity, specifically corruption, in the sphere of governance.
The Supreme Court, through its interpretation of statutory provisions connected with elections
as well as creative use of its power to enforce fundamental rights, has made great strides
towards ensuring a cleaner polity, setting up significant barriers to entry to public office for
criminal elements as well as instituting workable mechanisms to remove them from office if
they are already in power. The Commission appreciates that these decisions demonstrate the
need for the law itself to be reformed on a dynamic basis taking cognizance of latest
developments. The same view is echoed by the several committees and commissions in the past
which have recommended fundamental changes to laws governing electoral practices and
disqualifications. A brief survey of such reports is undertaken in the section below.
F. PREVIOUS REPORTS RECOMMENDING REFORMS
The issue of electoral reforms has been the concern of several Commissions and Committees
previously. This part surveys the key findings and recommendations of these bodies with a
view to incorporating relevant suggestions in this Report.
In the year 1999, Law Commission in its 170th report recommended the addition of Section 8B
in the RPA. This section included certain offences (electoral offences, offences having a
bearing upon the elections viz. S. 153A, 505 of IPC and serious offences punishable by death or
life imprisonment), framing of charges with respect thereto was sufficient to disqualify a
person from contesting elections. The proposed provision further stipulated the disqualification
to last for a period of five years from the framing of charges or till acquittal whichever event
happens earlier. It also recommended mandatory disclosure of such (and other) information
with the nomination paper under Section 4A in the RPA. This suggestion has already been
incorporated by inserting Section 33A in RPA with effect from 24 August 2002.
The National Commission to Review of the Working of the Constitution (2002) also
maintained the yardstick for disqualification as framing of charges for certain offences
(punishable with maximum imprisonment of five years or more). There were however certain
modifications in its recommendations. First, the Commission proposed that this disqualification
40
(2012) 3 SCC 65.
41
See, for example, V.S. Achuthanandan v. R. Balakrishna Pillai, (2011) 3 SCC 317 on the issue of delay in trial of
corruption cases involving public servants.
23
would apply from one year after the date of framing of charges and if not cleared within that
period, continue till the conclusion of trial. Secondly, in case the person is convicted of any
offence by a court of law and sentenced to imprisonment of six months or more, the period of
disqualification would apply during the period of sentence and continue for six years thereafter.
Thirdly, in case a person is convicted of heinous offences, it recommended a permanent bar
from contesting any political office. Fourthly, it recommended that Special Courts be set up at
the level of the High Courts (with direct appeal to the Supreme Court) to assess the legality of
charges framed against potential candidates and dispose of the cases in a strict time frame.
Finally, it recommended de-registration and de-recognition of political parties, which
knowingly fielded candidates with criminal antecedents.
The Election Commission of India has also made several recommendations from time to time
to reform election law. In August, 1997, it mandated filing of affidavits disclosing conviction in
cases covered under Section 8 of the RPA. In September 1997, the Commission in a letter
addressed to the Prime Minister recommended amendment to Section 8 of RPA, to disqualify
any person who is convicted and sentenced to imprisonment for six months or more, from
contesting elections for a period totalling the sentence imposed plus an additional six years. In
1998, the Commission reiterated its above suggestion besides recommending that any person
against whom charges are framed for an offence punishable by imprisonment of five years or
more should be disqualified. The Commission admitted that in the eyes of law a person is
presumed to be innocent unless proved guilty; nevertheless it submitted that the Parliament and
State Legislatures are apex law-making bodies and must be composed of persons of integrity
and probity who enjoy high reputation in the eyes of general public, which a person who is
accused of a serious offence does not. Further, on the question of disqualification on the ground
of corrupt practice, the Commission supported the continuation of its power to decide the term
of disqualification of every accused person as uniform criteria cannot be applied to myriad
cases of corruption- ranging from petty to grand corruption.
Further, taking note of the inordinate delays involved in deciding questions of disqualification
on the ground of corrupt practice, the Commission recommended that the Election Commission
should hold a judicial hearing in this regard immediately after the receipt of the judgment from
the High Court and tender its opinion to the President instead of following the circuitous route
as prevalent then. Recommendations to curb criminalisation of politics were made again in the
year 2004. It reiterated its earlier view of disqualifying persons from contesting elections on
framing of charges with respect to offences punishable by imprisonment for five years or more.
Such charges, however, must have been framed six months prior to the elections. It also
suggested that persons found guilty by a Commission of Enquiry should also stand disqualified
from contesting elections. Further, the Commission suggested streamlining of all the
information to be furnished by way of affidavits in one form by amending Form 26 of the
Conduct of Election Rules, 1961. It also recommended the addition of a column for furnishing
the annual detailed income of the candidate for tax purpose and his profession in the said form.
24
To tackle the menace of wilful concealment of information or furnishing of false information
and to protect the right to information of the electors, the Commission recommended that the
punishment under Section 125A of RPA must be made more stringent by providing for
imprisonment of a minimum term of two years and by doing away with the alternative clause
for fine. Additionally, conviction under Section 125A RPA should be made a part of Section
8(1)(i) of the Representation of People Act, 1950.
The Second Administrative Reforms Commission in its fourth report on Ethics in Governance
(2008) deliberated upon the fallouts of disqualifying candidates on various grounds. It
recommended that Section 8 of RPA needed to be amended to disqualify all persons facing
charges related to grave and heinous offences (viz. murder, abduction, rape, dacoity, waging
war against India, organised crime, and narcotics offences) and corruption, where charges have
been framed six months before the election. It also supported the proposal of including filing of
false affidavits as an electoral offence under Section 31 of Representation of the People Act,
1950 as recommended by the Election Commission in the year 1998.
Recently the Justice J.S. Verma Committee Report on Amendments to Criminal Law
(2013) proposed insertion of a Schedule 1 to the Representation of People Act, 1951
enumerating offences under IPC befitting the category of 'heinous' offences. It recommended
that Section 8(1) of the RP Act be amended to cover inter alia the offences listed in the
proposed Schedule 1. It would then provide that a person in respect of whose acts or omissions
a court of competent jurisdiction has taken cognizance under section 190(1)(a),(b) or (c) of the
CrPC or who has been convicted by a court of competent jurisdiction with respect to the
offences specified in the proposed expanded list of offences under Section 8(1) shall be
disqualified from the date of taking cognizance or conviction as the case may be. It further
proposed that disqualification in case of conviction shall continue for a further period of six
years from the date of release upon conviction and in case of acquittal, the disqualification shall
operate from the date of taking cognizance till the date of acquittal.
The Committee further recommended that the Election Commission must impose a duty
forthwith on all candidates against whom charges are pending, to give progress reports in their
criminal cases every three months. Further it recommended that in case of conviction under
Section 125A of the RPA, disqualification must ensue to render the seat vacant. Moreover, the
Commission suggested amendment to the Comptroller and Auditor General's (Duties, Powers
and Conditions of Service) Act, 1971 to allow a deeper investigation of assets and liabilities
declared at the time of filing a nomination paper or, as soon as may be practical thereafter. It
recommended the scrutiny of assets and liabilities of each successful candidate, if not all
contesting the elections to the Parliament and State Legislature by the CAG.
The elaborately researched and clearly articulated reports of the committees and commissions
in the past have greatly informed our recommendations made in this report. Primarily, the
reports are testimony to the need for a change in the law, a need which was felt as early as
25
1999. This, when seen in the context of the data demonstrating the growing prevalence of
criminalisation of politics, Supreme Court judgments responding to this growth, the
recalcitrance of political parties to take decisive action to prevent it and compared to the
overarching democratic and constitutional need for free and fair elections, makes reform of the
law not only imperative but an urgent necessity. The contours of such reform relating to the two
questions referred to the Law Commission by the Supreme Court are dealt with in turn below.
26
V. DISQUALIFICATION AT THE STAGE OF FRAMING OF CHARGES
A. RATIONALE
At the outset, the question that needs to be considered is whether disqualification should
continue to be triggered only at the stage of conviction as is currently the case under Section 8
of the RPA. As detailed below, the current law suffers from three main problems: the rate of
convictions among sitting MPs and MLAs is extremely low, trials of such persons are subject
to long delays, and the law does not provide adequate deterrence to political parties granting
tickets to persons of criminal backgrounds. This has resulted in a massive increase in the
presence of criminal elements in politics, which affects our democracy in very evident ways.
(i) Low Rates of Conviction
The proportion of sitting MPs and MLAs facing some form of criminal proceedings is at
around 30% - 1,460 out of 4,807 legislators face some kind of criminal charge. By contrast,
only 24 out of the 4,807 or 0.5% have been convicted at some point of criminal charges in a
court of law.42
Among all candidates, the percentage is even lower, at 0.3% having declared that they have
faced convictions in a court of law. 155 out of 47,389 candidates have faced convictions,
although 8,041 candidates have criminal cases pending.
Even taking into account the suppression of data by candidates, it is clear that there is an
extremely wide gap between legislators with trials pending and those whose trials have actually
resulted in convictions. Further, while 24 legislators have declared convictions, the number
disqualified as a result of convictions is even lower, as not all convictions result in
disqualification. Following the Lily Thomas judgment43 only 3 legislators were disqualified as a
result of convictions. In contrast with the number of pending cases against legislators, the
number of convicted MPs and MLAs continues to be an extremely low figure, indicating a need
for a change in the law.
(ii) Delays in trials
The problem of delays in the judicial system in India has been extensively studied and
discussed from a number of perspectives. While in the case of criminal trials the chief concern
is mainly for under-trial prisoners, delays in trials of politically influential persons like MPs
and MLAs pose a different set of challenges. In such cases, with delay, there is an ever-
increasing chance that the accused will be in a position to compromise the trial process, distort
42
This number represents convictions that does not result in disqualification under Section 8 of the Representation
of the People Act, 1951. Association for Democratic Reforms, 'Comparison of pending cases and convictions
declared by elected representatives', (2013) http://adrindia.org/content/comparison-pending-cases-and-
convictions-declared-elected-representatives accessed on February 4, 2014.
43
Lily Thomas v. Union of India, (2013) 7 SCC 653.
27
evidence, and delay proceedings further. Delays are also caused by prolonged absence from
court proceedings by influential persons, where the police do not enforce their presence.44
The issue of delays in trials of influential public personalities have been recognized and tackled
by the Law Commission in its 239th report submitted to the Supreme Court in the case of
Virender Kumar Ohriv. Union of India45. The Supreme Court has also remarked on this issue in
Ganesh Narayan v. Bangarappa46, saying "the slow motion becomes much slower motion when
politically powerful or high and influential persons figure as accused". Due to such tactics,
delays are thought to be directly related to low rates of convictions in the country.
Ample evidence of this may be gathered from a perusal of affidavits submitted by candidates
during elections - a sample of twenty affidavits from the 2009 Lok Sabha elections where
criminal charges were pending revealed that over half of these had charges pending for more
than six years, some pending for over two decades.47
As a result, the safeguard provided in the RPA against convicted criminals acting as
representatives does not operate effectively, due to the low numbers of convictions and the high
levels of delay.
(iii) Lack of adequate deterrence
Given the low levels of convictions of MPs and MLAs, and the lack of consequences for
pending criminal charges, political parties are not deterred from continuing to hand out party
tickets to persons with criminal backgrounds. In fact, as pointed out earlier, data suggests that a
criminal background, rather than being a disadvantage for a political career, seems to operate as
a benefit. One researcher, having analysed available affidavit data, has come to the conclusion
that candidates charged with a crime have a 2:1 chance of winning the election over candidates
with no criminal backgrounds.48 This means that political parties liberally and repeatedly hand
out tickets to criminally charged candidates - 74% of candidates with criminal background
have re-contested elections in the last ten years. 49
The explanation for the success of criminally tainted candidates in elections lies in their
financial assets as discussed earlier in Chapter IV. To briefly recapitulate, there is a strong
positive correlation between a candidate's criminal status and his level of wealth. 50 While
an average legislator's wealth stands at Rs. 3.83 crores, it rises to Rs. 4.30 crores for
44
Law Commission of India, Expeditious Investigation and Trial of Criminal Cases Against Influential Public
Personalities, Report No.239 (2012) <http://lawcommissionofindia.nic.in/reports/report239.pdf> accessed
February 2nd, 2014.
45
Writ Petition (Civil) No. 341 of 2004.
46
(1995) 4 SCC 41.
47
Law Commission of India, Links to Candidate Affidavits, <http://eci.nic.in/eci_main1/LinktoAffidavits.aspx>
accessed February 19th, 2014
48
Milan Vaishnav, (n.7).
49
Association for Democratic Reforms (n.11).
50
Milan Vaishnav, (n.7).
28
candidates with criminal backgrounds and to Rs. 4.38 crores for candidates with serious
criminal backgrounds. 51 Wealthier candidates, particularly those able to raise more assets,
can fund their own elections and raise further capital for the political party in question.
Candidates with criminal backgrounds fit well into this profile, as they can raise funds
through various illegal means that are then funnelled into politics and elections. It thus
appears that the soaring cost of elections, opaque processes of candidate selection, and the
ability of criminal elements to raise and provide funding are the major reasons for the
widespread and persistent connections between crime and politics.
It is clear from this data that, the way the law currently operates poses little threat to
political parties wishing to give tickets to tainted persons. On the contrary, the current
situation actually incentivizes political parties to increase among their ranks persons with
criminal backgrounds, because of their financial muscle. Therefore, a reduction in the
prevalence of crime in politics will not take place unless the law is changed such that
political parties face a disincentive when they foster persons of criminal backgrounds
within the party.
(iv) Negative effects on democracy
The increasing presence of persons with criminal backgrounds has several negative effects
on the quality of democracy in the country. First, enormous amounts of illegal money are
pumped into the electoral process due to extensive links with the criminal underworld.
Along with the money, candidates with criminal backgrounds employ illegal tactics such
as voter intimidation. Together, this distorts electoral outcomes and consequently
compromises the very basis of our democracy. It also initiates a vicious cycle whereby
viable candidates are required to spend increasing amounts of money in order to compete,
intensifying connections with criminal elements.
Secondly, one of the reasons for the entrance of criminals into politics is a desire to avoid
or subvert judicial proceedings through political patronage. Criminalisation of politics thus
also has the consequence of obstructing the process of justice and causing further delays in
trials.
The law in its present form is incapable of curbing the growing cancer of criminalisation
of politics. Long delays in trials coupled with rare convictions ensure that politicians face
little or no consequences when engaging in criminal activity. The law needs to evolve to
meet this threat to our democracy, and to effectively curb the steady flow of criminals into
the political process. The reformed law must meet two challenges - the limited deterrence
posed by disqualification upon conviction, and the issue of delays in trials of influential
persons that result in a subversion of the process of justice.
51
Association for Democratic Reforms, (n.11).
29
B. REFORM PROPOSAL
(i) Explanation of the charging process
The purpose of a charge in a criminal trial is to give precise information to the accused
about the accusation against him. A charge serves as notice to the accused, drawn up in
precise and unambiguous legal language, of the nature of the accusation the accused has to
answer to in trial. 52The charges should contain all particular details with respect to the manner,
time, place, and persons against whom it was committed etc.53
The procedure leading up to the framing of charges is as follows. After the investigation of
a case, the police may file either a charge-sheet or a closure report with the Magistrate.
Upon the filing of the charge-sheet, a Magistrate may take cognizance of the offences in
the charge-sheet and summon the accused. Charges are framed thereafter in accordance
with Section 228 of the CrPC. The framing of charges requires the court to look into the
evidence presented by the Prosecution and apply its mind to the question of what offences,
if any, the accused should be charged with. The framing of charges signifies the
commencement of a trial. Alternatively, the Judge may hear arguments on charge and find
that no prima facie case against the accused is made out, upon which the accused is
discharged.
(ii) Why disqualification may not be made operative at the stage of filing of charge-sheet
Before examining the proposal to introduce disqualification at the stage of framing charges, it is
worthwhile to consider other points during criminal prosecution where such a step may be
introduced. It has been suggested that the stage of filing of charge-sheet by the police under
Section 173 of the CrPC is one such stage which may result in disqualification of the accused.
This section will evaluate this suggestion in more detail.
When filing a charge-sheet, the Police is simply forwarding the material collected during
investigation to a competent Court of law for the Court to consider what provisions the accused
should be charged under. At this stage, there is not even a remote or primafacie determination
of guilt of the accused by a Court of law. At the stage of filing or forwarding the charge-sheet
to the Court, the material which is made a part of the charge-sheet has not even tested by a
competent Court of law and the Judge has clearly not applied his mind to the said material.
Courts have repeatedly held that a charge-sheet does not constitute a substantive piece of
evidence as it not yet tested on the anvil of cross-examination.54No rights of hearing are granted
to the accused at this stage. At the stage of filing of charge-sheet, before summons are issued,
the accused does not even have a copy of the charge-sheet or any connected material.
52
VC Shukla v. State through CBI, 1980 Cri LJ 690, 732.
53
Sections211, 212, and 213, Code of Criminal Procedure, 1973.
54
RajnikantaMeheta v. State of Orissa, 1976 Cr.L.J. 1674 (Ori-DB); Jagdamba Prasad Tewari v. State of Uttar
Pradesh, 1991 Cr.L.J. 1883.
30
Disqualifying a person therefore, simply on the basis of something which he has had no
opportunity to look into, or no knowledge of, would be against the principles of natural justice.
Disqualifying a person at this stage would mean that a person is penalized without proceedings
being initiated against him. This would be tantamount to granting the judicial determination of
the question of disqualification to the police, who are a prosecuting authority. At the National
Consultation it was agreed by consensus that this was an inappropriate stage for disqualification
of candidates for elected office.
It is also worthwhile to consider whether the stage of taking of cognizance by the Court would
be an appropriate stage to introduce disqualifications. The taking of cognizance simply means
taking judicial notice of an offence with a view to initiate proceedings in respect of such
offence said to have been committed by someone. It is an entirely different matter from
initiation of proceedings against someone; rather, it is a precondition to the initiation of
proceedings.55 While taking cognizance, the Court has to consider only the material put forward
in the charge-sheet. It is not open for the Court at this stage to sift or appreciate the evidence
and come to a conclusion that no prima facie case is made out for proceeding further in the
matter.56
An accused does not have the right to approach the Court till cognizance is taken and summons
are issued. At the stage of taking cognizance, the accused has no right to present any evidence
or make any submissions. Although the accused may provide exculpatory evidence to the
Police, the latter are under no obligation to include such evidence as part of the charge-sheet.
Due to the absence of an opportunity to the accused to be heard at the stage of filing of charge-
sheet or taking of cognizance, and due to the lack of application of judicial mind at this stage, it
is not an appropriate stage to introduce electoral disqualifications. Further, in a case supposed
to be tried by the Sessions Court, it is still the Magistrate who takes cognizance. Introduction of
disqualifications at this stage would mean that a Magistrate who has been deemed not
competent to try the case still determines whether a person should be disqualified due to the
charges filed.
Because of these reasons, it is our view that the filing of the police report under Section 173
CrPC or taking of cognizance is not an appropriate stage to introduce electoral
disqualifications. A closer look will now be taken at the stage of framing of charges.
55
S.K. Sinha, Chief Enforcement Officer v. Videocon International Ltd., (2008) 2 SCC 492; State of West Bengal v.
Mohammed Khalid, (1995) 1 SCC 684.
56
Rashmi Kumar v. Mahesh Kumar Bhada, (1997) 2 SCC 397.
31
(iii) Cases on framing of charges
a. Provisions Dealing with Discharge
There are three sets of provisions dealing with the framing of charge and discharge of an
accused, depending on the type of case and the court in question-- Sections 227 and 228 for
trials before the Court of Session; Sections 239 and 240 in warrants cases tried by Magistrates
where a police report has been filed but evidence has not been led; Sections 245 and 246 in
warrants cases tried by Magistrates where no police report is filed but after the recording of
evidence. This note deals primarily with the first category since most offences that are relevant
for the purpose of disqualification are matters that fall within the remit of Sections 227 and
228.57
Section 227 deals with discharge of an accused at the stage when hearing is fixed to frame
charges. It reads:
"227.Discharge- If, upon consideration of the record of the case and the documents
submitted therewith, and after hearing the submissions of the accused and the
prosecution in this behalf, the Judge considers that there is not sufficient ground for
proceeding against the accused, he shall discharge the accused and record his
reasons for so doing."
This section is part of Chapter XVII of the Code of Criminal Procedure, 1973 (CrPC.).This part
deals with "charges" and requires precise framing of charges as evidenced by several
provisions under this chapter. Framing of charges "is equivalent to a statement that every legal
condition required by law to constitute the offence charged was fulfilled in the particular
case."58Further, the words describing a charge should be interpreted "in the sense attached to
them respectively by the law under which such offence is punishable."59 Further, the charges
should also contain all particular details with respect to the manner, time, place, persons against
whom it was committed etc.60 Therefore, the sections construed together prove that the
"framing of charges" is a an important judicial step.
The requirement of precision in framing of charges is further strengthened by the Supreme
Court judgements on the purposes and the role of charging stage in criminal process. The
"charge" serves the purpose of "notice or intimation to the accused, drawn up according to
specific language of law, giving clear and unambiguous or precise notice of the nature of
accusation".61Additionally, the Supreme Court has also recognized that since framing of the
57
For a distinction between the procedures for framing of charges and discharge of an accused under each of these
categories, see R S Nayakv.A R Antulay, (1986) 1 SCC 716.
58
Sec. 211 (5), Code of Criminal Procedure, 1973.
59
Sec. 214, Code of Criminal Procedure, 1973.
60
Sec. 211, 212, 213, Code of Criminal Procedure, 1973.
61
VC Shukla v. State Through CBI, 1980 Cri LJ 690.
32
charges gravely impacts a person's liberty, the material on record should be properly
considered by the court.62
b. Nature of Enquiry under Sec. 227: Interpretation of "not sufficient ground for
proceeding against the accused"
In A.R. Antulay63the Supreme Court distinguished discharge under Section 239 and Section
227. In order to discharge the accused under Section 239, it has to be proved that the charge is
"groundless". However, under Section 227, mere presence of a "ground" is not enough; the
"sufficiency" of the ground also has to be proved. Thus, if the charge does not contain any
"sufficient ground", the accused can be discharged under Section 227. Since Section 227
requires higher level of judicial scrutiny, it provides greater protection to the accused.64
The words "not sufficient ground for proceeding against the accused" show that the Judge is
not a mere "post office"65 or "recording machine"66 to frame the charge at the behest of the
prosecution, but has to apply his judicial mind to the facts of the case in order to determine
whether a case for trial has been made out by the prosecution.67
The level of judicial scrutiny at charging stage need not be the same as expected at the trial
level adjudication. However, the judge cannot simply accept the prosecution's story while
framing the charges:
"[The] Judge has to sift the evidence in order to find out whether or not there is
sufficient ground for proceeding against the accused. The sufficiency of ground
would take within its fold the nature of the evidence recorded by the police or the
documents produced before the court which ex facie disclose that there are
suspicious circumstances against the accused so as to frame a charge against
him."68
c. The Burden on Prosecution at the charging stage
The Supreme Court, in DebendraNathPadhi69, overruling Satish Mehra70 , held that the
accused cannot lead any evidence at charging stage. Thus, the decision of the judge has to be
based solely on the record of the case, i.e. the investigation report and documents submitted by
the prosecution. Though the determination of framing of charges is based on the record of the
62
State of Maharashtra v. SomNathThapa, (1996) 4 SCC 659.
63
R.S. Nayak v. A.R. Antulay, (1986) 1 SCC 716.
64
R.S. Nayak v. A.R. Antulay, (1986) 1 SCC 716.
65
Union of India v.Prafulla Kumar Samal, (1979) 3 SCC 4.
66
Almohan Das v. State of West Bengal, (1969) 2 SCR 520.
67
K.P. Raghavan v. M.H. AbbasAIR 1967 SC 740; Union of India v.Prafulla Kumar Samal, (1979) 3 SCC 4;
Almohan Das v. State of West Bengal, (1969) 2 SCR 520.
68
Union of India v.Prafulla Kumar Samal, (1979) 3 SCC 4, 8 para 8.
69
State of Orissa v. DebendraNathPadhi(2005) 1 SCC 568.
70
Satish Mehrav.Delhi Administration(1996) 9 SCC 766.
33
case, the Supreme Court jurisprudence on Section 227 also imposes certain burdens to be
discharged by the prosecution:
"If the evidence which the Prosecutor proposes to adduce to prove the guilt of the
accused even if fully accepted before it is challenged in cross-examination or
rebutted by the defence evidence; if any, cannot show that the accused committed
the offence then there will be no sufficient ground for proceeding with the
trial".71(emphasis added)
Additionally, the burden on the prosecution at charging level also involves proving a prima
facie case. A prima facie case is said to be in existence "if there is ground for presuming that
the accused has committed the offence."72This also provides a certain degree of protection for
the accused.
Finally, in order to establish a prime facie case, the evidence on record should raise not merely
some suspicion with regard to the possibility of conviction, but a "grave" suspicion73:
"If two views are possible and the Judge is satisfied that the evidence produced
before him while giving rise to some suspicion but not grave suspicion against the
accused, he will be fully within his right to discharge the accused."74 (emphasis
added)
Since the stage of framing of charges is based on substantial level of judicial scrutiny, a totally
frivolous charge will not stand this scrutiny. Therefore, given the concern of criminalisation of
politics in India, disqualification at the stage of charging is justified having substantial
attendant legal safeguards to prevent misuse.
(iv) Justifications to enlarge scope of disqualification to include those against whom charges
framed
As explained above, the Supreme Court has made it clear that the framing of charges under
Section 228 of the CrPC requires an application of judicial mind to determine whether there are
sufficient grounds for proceeding against the accused.75 Further, the burden of proof at this
stage is on the prosecution who must establish a prima facie case where the evidence on record
raises 'grave suspicion'.76 Together, these tests offer protection against false charges being
imposed.
71
State of Bihar v. Ramesh Singh, (1977) 4 SCC 39, 42 para 4.
72
State of Maharashtra v. SomNathThapa(1996) 4 SCC 659.
73
DilawarBaluKurane v. State of Maharashtra,(2002) 2 SCC 135; Sajjan Kumar v. Central Bureau of
Investigation, (2010) 9 SCC 368.
74
Prafulla Kumar Samal, (n 65), 9, para 10.
75
K.P. Raghavan v. M.H. AbbasAIR 1967 SC 740.
76
State of Orissa v. DebendraNathPadhi(2005) 1 SCC 568.
34
In addition to the safeguards built in at the stage of framing of charges, an additional option is
available in the shape of Section 311 of the Code of Criminal Procedure. Section 311 grants
power to the Court to summon or examine any person at any stage of the trial if his evidence
appears essential to the just decision of the case. Although this section is not very widely used,
and the Supreme Court has cautioned against the arbitrary exercise of this power,77 it grants
wide discretion to the court which may even be exercised suomotu. This section may be used
by the Court to examine additional evidence before framing charges where the consequence of
such framing may disqualify the candidate.
The framing of charges is therefore not an automatic step in the trial process, but one that
requires a preliminary level of judicial scrutiny. The provisions in the CrPC require adequate
consideration of the merits of a criminal charge before charges are framed by the Court. The
level of scrutiny required before charges are framed is sufficient to prevent misuse of any
provision resulting in disqualification from contesting elections.
Moreover enlarging the scope of disqualifications to include the stage of framing of charges in
certain offences does not infringe upon any Fundamental or Constitutional right of the
candidate. RPA creates and regulates the right to contest and be elected as a Member of
Parliament or a State Legislature. From the early years of our democracy, it has been repeatedly
stressed by the Supreme Court that the right to be elected is neither a fundamental nor a
common law right.78 It is a special right created by the statute and can only be exercised on the
conditions laid down by the statute.79Therefore, it is not subject to the Fundamental Rights
chapter of the constitution.80
(i) Rebutting counter-arguments
The last section demonstrated why disqualification of contesting candidates at the stage of
framing of charges is justified, both in principle and practice. In the context of the excessive
criminalisation of politics in India today, such a step has considerable potential to exclude
criminal elements from the electoral fray, restoring the dignity and high status that the
Parliament and State Legislative Assemblies are constitutionally expected to possess. At the
same time, it is imperative to take cognizance of the possibility of misuse of such a provision.
In an effort to keep criminal elements out of legislatures, one must not create disabilities for
honest candidates who find themselves foisted with false criminal charges. An optimal balance
must be found, maximising the former and minimising the latter.
77
Natasha Singh v. CBI Crl, Appeal No. 709 of 2013 Supreme Court of India
78
N.P. Ponnuswami v. Returning Officer, Namakkal Constituency, 1952 SCR.
218: (AIR 1952 SC 64); JaganNath v. Jaswant Singh, AIR 1954 SC 210; Dr. N. B. Khare v. Election Commission
of India, AIR 1958 SC 139.
79
Jumuna Prasad Mukhariya v. Lachhi Ram AIR 1954 SC 686.
80
Jagdev Singh Sidhanti v.Pratap Singh Daulta, AIR 1965 SC 183; Smt. Indira Nehru Gandhi v. Shri Raj Narain,
AIR 1975 SC 2299; EbrahimSulaimanSait v. M. C. Muhammad, AIR 1980 SC 354, (1980) 1 SCR 1148.
35
At the National Consultation, several representatives of political parties expressed a fear that
such a disqualification would be used as a tool for political vendetta. Many believed the fear of
misuse was so large that it warranted a rejection of the proposal itself. At the same, a consistent
stream of Supreme Court decisions have held that the framing of charges is done by the Court
on the basis of the police report and other documents led by the prosecution; neither does the
accused have a right to cross-examine witnesses nor lead any documents at that stage. The
implication thus is that if there is misuse of the provision and false charges are framed in order
to disqualify candidates, the accused would have very little legal remedy. Thirdly, it must be
frankly admitted that enlarging the scope of disqualification by making it attendant on the
framing of charge rather than conviction is a diversion from strict principles of criminal
jurisprudence. As Mr.TA Andhyarujina, pointed out at the Consultation, a man is still
technically innocent, till proven guilty and convicted by a competent court of law.
Disqualifying him at the stage of framing of charge would thus be premature with considerable
jurisprudential difficulties.
These three concerns--misuse, lack of remedy for the accused and the sanctity of criminal
jurisprudence--all have some merit. However none of them possess sufficient argumentative
weight to displace the arguments in the previous section. While misuse is certainly a
possibility, that does not render a proposal to reform the law flawed in limine. The Supreme
Court has repeatedly pointed out in the context of statutory power vested in an authority that
the possibility of misuse of power is not a reason to not confer the power or strike down such
provision.81 Similarly a potential fear of misuse cannot provide justification for not reforming
the law per se. It does point to the requirement of instituting certain safeguards, circumscribing
the conditions under which such disqualification will operate. This matter is dealt with below.
Though there is a view that the accused has limited rights at the stage of framing of charge, the
legal options available to him are fairly substantial. As the previous section shows, the stage of
framing of charges involves considerable application of judicial mind, gives the accused an
opportunity to be heard, places the burden of proof on the prosecution to demonstrate a prima
facie case and will lead to discharge unless the grounds pleaded are sufficient for the matter to
proceed to trial. Thus it is not as if the accused has no remedy till charges are framed--on the
contrary, he has several legal options available to him prior to this stage.
Finally, though criminal jurisprudence presumes a man innocent till proven otherwise,
disqualifying a person from contesting elections at the stage of framing of charges does not fall
foul of this proposition. Such a provision has no bearing on whether indeed the person
concerned is guilty of the alleged offence or not. On the contrary, it represents a distinct legal
determination of the types of persons who are suitable for holding representative public office
in India. Given the proliferation of criminal elements in Parliament and State Assemblies, it is
indicative of a public resolve to correct this situation. Further, the existing provisions which
81
Indira Nehru Gandhi v. Raj Narain, 1975 Supp SCC 1.
36
disqualify persons on conviction alone have been unable to achieve this task. Thus it is now
strongly felt that it is essential to disqualify those persons who have had criminal charges
framed against them by a court of competent jurisdiction, subject to certain safeguards, from
contesting in elections. Such a determination of suitability for representative office has no
bearing on his guilt or innocence which can, and will, only be judged at the criminal trial. To
conflate the two and thereby argue that the suggested reform is jurisprudentially flawed would
be to make a category mistake.
The question that remains thus pertains to the safeguards which are necessary in order to
prevent misuse of this provision leading to false charges being framed. Since the purpose of
such safeguards is to ensure that the possibility of false charges being framed is minimized, a
three-pronged approach is adopted. First, the type of offence in relation to which charge is
framed is circumscribed to include only those offences which represent serious and heinous
crimes. This has a twofold justification--preventing the routine filing of charges in petty
offences which are easier to fabricate; emphasizing that such disqualification only operates in
limited circumstances when the offences in question are of a nature that those charged with
having committed them are entirely unsuitable to be elected representatives of the people.
Second, a cut-off period before the election is provided for, charges framed during which time
will not attract this disqualification. The rationale for such a protected window is to obviate the
impact of false charges being framed very close to the elections with the sole intention of
getting a political rival disqualified. Third, the disqualification will only last for a specified
period of time. An appropriately designed cap on disqualification of this nature will underline
that the impact of a charge-based disqualification is optimally structured. At the same time it
will checkany incentive that a person may have to file false charges. Each of these is discussed
below in the section on safeguards built-in to the law.
C. SAFEGUARDS
(i) Offences in relation to which this disqualification applies
Some previous reports have made various recommendations with respect to the range of
offences. For example, the Election Commission Proposal of 2004 recommended that a person
charged with any offence punishable with imprisonment for a maximum term of five years or
more should be subject to disqualification. The ARC in its report "Ethics and Governance" and
Ministry of Law and Justice in "Background Paper on Electoral Reforms, 2010" also concurred
with the 5 year punishment threshold.
On the basis of the survey of recommendations above, it is clear that limiting the offences to
which this disqualification applies has two clear reasons, i.e. those offences which are of such
nature that those charged with them are deemed unsuitable to be people's representatives in
Parliament or State Legislatures are included and the list is circumscribed optimally to prevent
37
misuse to the maximum extent possible. The determination of what these offences are differ
depending on the report in question-- their fundamental underpinning however is the same.
If these two principled considerations are taken into account, we believe that all offences which
have a maximum punishment of five years or more ought to be included within the remit of this
provision. Three justifications support this proposal: first, all offences widely recognised as
serious are covered by this provision. This includes provisions for murder, rape, kidnapping,
dacoity, corruption under the Prevention of Corruption Act and other crimes of a nature that
justify those charged with them being disqualified from holding public office. Second, the data
extracted above demonstrates that a large portion of offences for which MPs, MLAs and
contesting candidates face criminal prosecutions relate to such provisions. Thus the reformed
provision will ensure that such candidates are disqualified thereby creating a significant
systemic impact. Third, it has the benefit of simplicity--by prescribing a standard five-year
period, the provision is uniform and not contingent on specific offences which may run the risk
of arbitrariness. The uniform five-year period thus makes a reasonable classification-- between
serious and non-serious offences and has a rational nexus with its object--preventing the entry
of significantly criminal elements into Parliament and State Legislature.
(ii) Cut-off period
An apprehension was raised that introducing such a disqualification will lead to a spate of false
cases in which charges might be framed immediately prior to an election with the sole intention
of disqualifying a candidate. This is sought to be offset by a cut-off period before the date of
scrutiny of nomination for an election, charges filed during which period, will not attract
disqualification. The basis for this distinction is clear-- to prevent false cases being filed
against political candidates. The question that arises is with regard to the duration of this cut-off
period.
NCRWC recommended that disqualification should commence on the expiry of one year from
the date of framing of charges. Election Commission Proposal of 2004 and Second
Administrative Review Commission Report (Ethics in Governance) of 2008 called for
disqualification in those cases which were filed prior to six months before an election.
Further at the Consultation, a seeming consensus emerged that the cut-off period should be one
year from the date of scrutiny of the nomination, i.e. charges filed during the one year period
will not lead to disqualification. We feel that one year is an appropriate time-frame. It is long
enough so that false charges which may be filed specifically to disqualify candidates will not
lead to such disqualification; at the same time it is not excessively long which would have
made such disqualification redundant. It thus allows every contesting candidate at minimum a
one year period to get discharged. It thus strikes an appropriate balance between enlarging the
scope of disqualification while at the same time seeks to disincentivisethe filing of false cases
solely with the view to engineer disqualification.
38
(iii) Period of applicability
The present scheme of disqualification in Section 8(1) prescribes a time period for the duration
of which the said disqualification applies. For convictions under Section 8(1) a person is
disqualified for six years from conviction in case he is punished only with a fine or for the
duration of the imprisonment in addition to six years starting from his date of release. For
convictions under Section 8(2) and 8(3) he is disqualified simply for the duration of his
imprisonment and six years starting from the date of release. Given that disqualifications on
conviction have a time period specified, it would be anomalous if disqualification on the
framing of charges omitted to do so and applied indefinitely. It is thus essential that atime
period be specified.
There have been various suggestions with respect to the time period for which the
disqualification should remain effective. According to the JS Verma Committee and the
NCRWC, disqualification should continue till acquittal. However, the 170th Report of Law
Commission suggested that the applicability of disqualification should extend to 5 years from
the date of framing of charge or acquittal, whichever is earlier.
In this regard, having earnestly considered many views presented, we would be inclined to
make a minor modification in the proposal contained in the report of the 170th Law
Commission under the Chairmanship of Justice B P Jeevan Reddy. In this report the specified
period of disqualification was suggested to be five years from the date of framing of charge, or
acquittal, whichever is earlier. We find great merit in this proposal. However it must be noted
that the report did not recommend a cut-off period before the election, a charge framed during
which would not lead to disqualification. Thus the rationale behind the five-year period was
that the charged person would at least be disqualified from contesting in one election.
This however will not be the case if a one-year cut off period is created. This is because if a
person has a charged framed against him six months before an election, then he will not
disqualified from this election because it is within the protected window. At the same time,
assuming that the next election is five years later (which is a standard assumption) then he will
not be disqualified from the second election as well because five years from the date of framing
of charge will have lapsed by then. To take into account the effect of this cut-off period, it is
thus recommended that the period of disqualification is increased to six years from the date of
framing of charge or acquittal whichever is earlier.
The rationale for this recommendation is clear: if a person is acquitted, needless to say the
disqualification is lifted from that date. If he is not, and the trial is continuing, then the six-year
period is appropriate for two reasons-- first, it is long enough to ensure that the enlarged scope
of disqualification has enough deterrent effect. A six-year period would at least ensure that a
person will be disqualified from one election cycle thereby serving as a real safeguard against
criminals entering politics. At the same time it is the same as the period prescribed when a
39
person is disqualified on conviction for certain offences, which such provision is comparable
to. It thus has the added merit of uniformity. For these reasons, it is recommended that in the
event of a charge being framed in respect of the enumerated offences against a person, he will
be disqualified from contesting in elections for a period of six years from the date of framing of
charge or till acquittal whichever is earlier, provided that the charge has not been framed within
the protected window before an election.
D. CHARGES FRAMED AGAINST SITTING MPs/MLAs
The proposal above thereby makes charges framed at a certain point of time a ground for
disqualification under the RPA.Thus only if a person has charges framed against him more than
one year and less than six years before an election in relation to offences which have maximum
punishment of five years or more then the said person is disqualified. A mere framing of charge
simpliciterwithout reference to this time period is not sufficient to disqualify him.The rationale
for this proposal is clear--if someone has charges in the protected window (cut-off period),
then the law protects them cognizant of the possibility of misuse before an election; if someone
has charges pending for more than six years then the law makes a determination that the period
ofdisqualification on this ground cannot exceed the period of disqualification that is occasioned
by conviction.Thus a person is disqualified on the basis of the time at which charges have been
framed against him.
This however does mean that in certain situations sitting MPs/ MLAs may have charges framed
against them while holding office. This may happen when a charge is framed against him
during the protected window (cut-off period) before an election and he wins the election and
when a charge is framed against him more than six years before the date of scrutiny of
nominations for an election, i.e. the charge has lapsed. In addition, a charge may be framed
against such an MP/ MLA while he is in office. It is essential that in law these three situations
are treated similarly.
In the first two situations, the law, for reasons clearly delineated aforesaid, allows the candidate
to contest elections. Thus it is clear that in these situations sucha person who has charges
framed against him but is nonetheless allowed to contest cannot be disqualified merely because
he has won the election. That would render the protection that the law gives him illusory. To
provide uniformity, it is thus necessary that an MP/ MLA has charges framed against him while
in office is also not disqualified immediately at the moment charges are framed. However at the
same time it is anomalous to the very idea of keeping Parliament free from criminal elements if
such persons are allowed to continue functioning in their incumbent offices without any
attendant sanctions. This is especially true in light of the data above which demonstrates
particularly acute delays in trials involving political candidates and office-holders. Thus for
sitting MPs/ MLAs who are in office with charges framed against them,certain provisions are
necessary in order to ensure that the probity of public office is maintained.
40
We believe two steps are necessary:
1. Expediting trials--It is recommended that in the case of sitting MPs/ MLAs who have
relevant charges framed against them (in the three situations above) the trial is
concluded speedily. However given the data on delays in trials, especially involving
powerful persons, this is unlikely to happen as a matter of course. Thus we suggest
that the Supreme Court be pleased to order that in all cases when a sitting MP/
MLA has charges framed against him,the relevant court where he is being tried
conducts the trial on a day-to-day basis with an outer limit of completing the trial
in one year. In the first two cases above, this time period would begin to run from the
date on which the person takes oath as a member; in the third case it would run from the
date on which charges are framed against him. This would expedite the trial to the
extent possible and thereby ensure that he is either convicted, and disqualified, or
acquitted in a reasonable period.
2. If the trial cannot be completed within the said time period or the charge is not quashed
in the said period, the trial judge shall give reasons in writing to the relevant High Court
in whose jurisdiction it is based, as to why the trial could not be completed. In
formulating its reasons, it can follow the guidelines of the Supreme Court laid down in
RS Nayak v. AR Antulay.82Once the said period expires, two consequences may ensue:
a. The person may be automatically disqualified at the end of the said time period OR
b. The right to vote, remuneration and perquisites of office shall be suspended at the
end of the said period up to the expiry of the House.
Both these alternatives, in our opinion, provide sufficient disincentives for political parties to
field candidates with criminal charges against them. While the former has the benefit of
uniformity with how contesting candidates who have charges framed against them and
consequently disqualified are dealt with, the latter takes away significant facets of a person's
membership of the House. Both these options, disqualification in the first case and severe
disabilities in the second, will operate till the dissolution of the House. The Supreme Court
might be pleased to direct the implementation of one of the aforesaid options, which in its
wisdom, it believes is more appropriate.
In conclusion to this part, it must be reiterated that we recommend that disqualification must
ensue on the framing of charges in relation to specific offences when framed at a particular
time. This balanced provision is recommended as an optimal harmonisation between the need
to keep criminal elements out of politics while at the same time not creating an over-inclusive
provision that disqualifies honest candidates from being disqualified owing to false cases
against them. This will keep a majority of criminals charged with serious offences out of the
electoral fray. At the same time for the residue who are the beneficiaries of the safeguards in
the law, a strict provision dealing with sitting MPs and MLAs is also provided for. Such a
82
(1992) 1 SCC 279.
41
combination of provisions, it is hoped, will deter political parties from handing out tickets to
tainted candidates. Such candidates, will either not be able to take part in elections, or even if
they are, will be subject to an expedited trial of their case along with a taking away of key
benefits of their membership or disqualification as last resort measures. We thus believe that
this reform has the potential to significantly cleanse Indian elections and politics of criminal
elements.
E. RETROACTIVE APPLICATION
As discussed in Section V-A, the trials of legislators are subject to inordinate delays. Some
criminal trials of sitting MPs and MLAs have been pending for over two decades. 83 While
ordinarily the above reform proposal on disqualification on framing of charges would apply
only with prospective effect, we believe that due to the current extent of criminalisation of
politics and the quantum of delay in pending trials, the reform proposal will only be effective if
applied retroactively. That is, on the date of these amendments coming into effect, all persons
with criminal charges (punishable by more than five years) pending on that date are liable to be
disqualified subject to certain safeguards.
However, the following situations must be considered before disqualification is effected:
i. Charges have been framed at the time of the law coming into effect, but less than a year
before the date of scrutiny of nominations before elections - in this case, the cut-off
period would apply as explained in Section V-C(ii) will apply and the person will not be
disqualified.
ii. Charges have been framed at the time of the law coming into effect, but more than six
years before the date of scrutiny of nominations- in this case, we believe that the person
should be disqualified, since the disability of disqualification has not operated against
him prior to the amendments coming into force. Since the person has not suffered from
any disability as a consequence of charges being framed against him, it is appropriate
that he be disqualified once the Act comes into effect.
iii. Charges are pending, but the person is a sitting MP or MLA on the date of enactment of
this law - in such cases, we believe that the administrative burden of expediting more
than two thousand trials of sittings MPs and MLAs will be too great. Therefore the law
should apply against a person only when he contests elections for the first time after the
enactment of this provision, but not against a person who holds office on the date of
enactment.
Unless the law is applied retroactively in this manner, it will not have a significant deterrent
effect on the criminalisation of politics in the country.
83
Candidate affidavits sourced from the Election Commission Website
42
VI. CONSEQUENCES UPON FILING OF FALSE AFFIDAVITS
A. RATIONALE
A candidate to any National or State Assembly elections is required to furnish an affidavit, in
the shape of Form 26 appended to the Conduct of Election Rules, 1961, containing certain
information regarding their assets, liabilities, and criminal proceedings against them, if any.
Specifically, the following information is required under Form 26 read with Rule 4A of the
Conduct of Election Rules:
i. In case the candidate is accused of any offence punishable with two years or more, and
charges have been framed by the Court, information such as the FIR No., Case No. and
the date of framing of charges;
ii. Details of conviction in any case not included in Section 8 of the RPA, where the
sentence was for one year or more;
iii. PAN Number and status of filing of Income Tax Return for the candidate, spouse and
dependents;
iv. Details of movable and immovable assets the candidate, spouse and all dependents;
v. Details of liabilities of the candidate to public financial institutions or to the government;
and
vi. Details of profession or occupation and of educational qualifications.
(i) Legislative history on the requirement of disclosures
The 170th Law Commission Report on Electoral Reforms, 1999 was the first to suggest that a
new Section 4A be added to the Representation of the People Act, 1951 (RPA), mandating that
a person shall be ineligible to contest elections unless he files an affidavit declaring assets
possessed by him, his spouse, and dependent relatives. Also required was a declaration whether
charges had been framed against him in respect of any of certain specified offences by a
criminal court.84
In 2002, the Association of Democratic Reforms petitioned the Court to have the above
recommendation implemented, among others.85 The Supreme Court directed the Election
Commission to require details on assets and liabilities, pending and convicted criminal cases
and educational qualifications to be filed on affidavit along with the nomination papers of all
candidates.
Pursuant to this judgment, the Election Commission issued directives to the effect that failure
to file an affidavit containing the above details would result in the nomination paper being
deemed incomplete within the meaning of S. 33(1) of the RPA, apart from inviting penal
84
Law Commission of India, 'One Hundred Seventieth Report on Reform of the Electoral Laws', (1999).
85
Union of India v. Association of Democratic Reforms, (2002) 5 SCC 294.
43
consequences under the Indian Penal Code. The Returning Officer would conduct a summary
inquiry at the time of scrutiny of nomination papers, and only defects of a substantial character
shall be considered grounds for rejection.86
Later that same year, the RPA was amended to add Sections 33A and 33B. Section 33A said
that information shall be filed along with nomination papers about any charges framed by a
court against the candidate for an offence punishable by more than two years imprisonment,
and any conviction which did not disqualify him, but resulted in imprisonment of 1 year or
more. Section 33B said that notwithstanding any judgment, decree or order by the Election
Commission, no candidate shall be liable to disclose any information other than that mandated
by the RPA or rules made thereunder. Therefore, directions of the Supreme Court regarding
further disclosure of assets and educational qualifications stood reversed by this amendment.
Section 33B was challenged in PUCL v. Union of India.87The Supreme Court held that Section
33B nullified the directives issued by the Election Commission pursuant to the judgment in
Association of Democratic Reforms. The plain effect of the embargo contained in Section 33B
is to nullify substantially the directives issued by the Election Commission pursuant to the
judgment of this Court.
The Judges gave three separate opinions in this case. The effect of the judgment was to render
Section 33B unconstitutional, as it imposed a blanket ban on the dissemination of information,
irrespective of the need of the hour. The legislature could deviate from the directives of the
court, but not substantially disregard them, as it had done with the introduction of Section 33B.
Further, the Association of Democratic Reforms had recognized and enforced a fundamental
right of the act of voting as freedom of expression, and Section 33B could not take away the
same.
(ii) Current law on disclosure of candidate information
As a result of this series of events, candidates are now required to furnish the following
information:
Under Section 33A of the RPA, read with Rule 4A of Conduct of Election Rules, 1961, an
affidavit in Form 26 appended to the Conduct of Election Rules, giving information on
i. Cases in which the candidate has been accused of any offence punishable with
imprisonment for two years or more in a pending case in which charges have been
framed by the court.
86
Election Commission of India, Order dated 28 th June, 2002, No. 3/ER/2002/JS-II/Vol-III,
<http://eci.nic.in/archive/press/current/PN_28062002.htm> accessed January 29th, 2014.
87
(2003) 4 SCC 399.
44
ii. Cases of conviction for an offence other than any of the offences mentioned in Section 8
of the Representation of the People Act, 1951, and sentenced to imprisonment for one
year or more.
Also, in pursuance of the PUCL judgment, the candidate has to furnish information relating to
all pending cases in which cognizance has been taken by a Court, his assets and liabilities, and
educational qualifications.88 In 2012, the format of Form 26 was revised to include both sets on
information.89
(iii) Current legal consequences on false disclosure
While the PUCL judgment clarified the obligations of a candidate with respect to the furnishing
of information, it was less clear on the consequences if the information provided happened to
be false. It held that a Returning Officer could not reject nomination papers on the ground that
candidate information was false. Neither was verification of assets by the Returning Officer
through a summary inquiry justified, as it did not give a fair hearing to the candidate.
As a result of this finding, the Election Commission ordered its earlier directive on the rejection
of nomination papers non-enforceable. It instead directed that if a complaint is submitted
regarding furnishing of false information, supported by documentary evidence, the Returning
Officer should initiate action to prosecute the candidate under Section 125A of the RPA which
provides penalty for filing false affidavits.90 A candidate who fails to furnish the required
information, gives false information or conceals any information, may be punished with
imprisonment for a term up to six months or with fine or with both.
There is no readily available data on the count of candidates prosecuted for filing false
information, though there seem to be no reported conviction on this crime.
However, Section 125A of the RPA has not been included in the list of offences under Section
8 of the RPA. This means that a conviction under Section 125A does not lead to
disqualification of the candidate for the duration of imprisonment and a further period of 6
years.
Therefore, filing of false information, even if proved under Section 125A, is not a ground for
setting aside the election, or for further disqualification. This matter was in question in the 2007
Bombay High Court decision of ArunDattaraySawantv. Kishan Shankar Rathore91in an
Election Petition involving false declaration regarding assets in a candidate affidavit. The
88
Election Commission Of India- Proposed Electoral Reforms (2004).
89
Election Commission of India, Instruction Dated 24th August, 2012,
http://eci.nic.in/eci_main/CurrentElections/ECI_Instructions/AFFI29082012.pdf accessed January 27th, 2014.
90
Election Commission's letter No. 3/ER/2004-JS-II, dated 02.06.2004.
91
El. Pet 10/2004, (Bom. HC) (16th Aug, 2007) (Unreported). See also KuldeepPednekar v. AjitGogate, 2006 (4)
Bom CR 392.
45
Election Judge said that the Returning Officer, in accordance with PUCL,could not reject the
nomination paper on the ground that information in the affidavit was false. Nevertheless since
the candidate's nomination paper suffered from defects, it amounted to a case of improper
acceptance of nomination paper under Section 100(1)(d)(i) and the election was set aside on
this ground. Further, it was also clear that the election was materially affected by the false
nomination since the improper acceptance was of the returned candidate's papers.
The Judge went on to say that "The solemnity of affidavit cannot be allowed to be ridiculed by
the candidates by offering incomplete information or suppressing material information,
resulting in disinformation or misinformation to the voters."92 He recommended that Parliament
consider enacting a provision stipulating disqualification of a candidate whose election is
invalidated by the Court on the finding that he had filed false and incomplete affidavit whose
defect was of a substantial character.
This matter was also in question in the Delhi High Court decision of Nand Ram Bagri v. Jai
Kishan. Here, the court said that conviction under Section 125A was a ground for setting aside
the election, as the election would then be rendered 'impure'.93 However, this may be taken as
obiter, since the main finding in the case was that the respondent was not guilty of
misrepresentation on his affidavit.
A similar approach has been taken by other High Courts as well. In Krishnamoorthyv. Siva
Kumar94the Court, in a case involving Panchayat elections, held that failure to disclose
complete information may amount to undue influence, and that incorrect or false information
interferes with the free exercise of the electoral right of the voter.
Further, in Resurgence India v. Election Commission of India95 decided by the Supreme Court
in 2013, the problems faced by the Election Commission due to the fact that nomination papers
could not be rejected for incomplete affidavits, was addressed. The court said that if an affidavit
is filed with blank particulars, it renders the entire exercise of filing affidavits futile, and
infringes the fundamental right of citizens under Article 19(1)(a). Therefore the Returning
Officer should remind the candidate to fill the blanks, and if such reminder is ignored, the
nomination is fit to be rejected.
The court rejected the argument that the PUCL judgment barred such a holding, and explained
that PUCL merely pointed out that the candidate lacked the ability to make a reply at the time
of scrutiny, but did not intend to bar the Returning Officer from rejecting nomination papers.
92
Per Khanwilkar J. (as he then was), Para 138, ArunDattaraySawant v. Kishan Shankar Rathore, El. Pet 10/2004,
(Bom. HC) (16th Aug, 2007) (Unreported).
93
(2013) 200 DLT 402.
94
(2009) 3 CTC 446.
95
WP No. 121 of 2008, (SC) (13th September, 2013) (Unreported).
46
Certain High Courts including the Kerala High Court, however, seem to have taken a contrary
view on the question of disqualification for filing of false affidavits. They have based their
stance on the ground that filing of false affidavits has not been stated in the statute as either a
ground for disqualification under Section 8, a ground for rejection of nomination papers or a
ground for setting aside elections under Section 100 of the RPA.96 It was further held by the
Kerala High Court that non-compliance of the Election Commission's order cannot be treated
as non-compliance with the provisions of the Constitution, to set aside an election under sub-
Section 1(d)(iv) of Section 100 of the Act.
Therefore, from the decisions above, one can conclude that if details are omitted in the
nomination papers, it is fit to be rejected. If information is believed to be false, prosecution
under Section 125A is possible, however the consequences upon conviction are unclear. While
the Bombay High Court in ArunDattaraySawant maintains that filing of false affidavit is a
ground for setting aside the election, other High Courts have taken a contrary view. The filing
of false affidavits can therefore at most lead to six months imprisonment and fine, without
altering the election verdict or the candidate's ability to contest future elections.
This greatly undermines the very basic value of candidate disclosures - due to the lack of
consequences, candidates have little incentive to provide accurate information. This in turns
affects the fundamental right of the citizen under Article 19(1)(a) to know the antecedents of a
candidate, as recognized in the Association for Democratic Reforms judgment.
B. REFORM PROPOSAL
It has been noted by the Election Commission that candidates have repeatedly failed to furnish
information, or grossly undervalued information such as the quantum of their assets.97
The reform suggestion is three-fold, first, that the punishment for filing false affidavits under
Section 125A be increased to a minimum of two years, and that the alternate clause for fine be
removed. Second, conviction under Section 125A should be made a ground for disqualification
under Section 8(1) of the RPA.98 These penalties should not apply for trivial errors or
inconsistencies, or for inadvertent omissions. Third, the filing of false affidavits should be
made a corrupt practice under Section 123 of the RPA.
Further, the ECI has suggested that any complaint regarding false statement in the affidavit be
submitted to the Returning Officer concerned within a period of 30 days from the date of
declaration of the election. The Returning Officer shall then initiate action to prosecute the
impugned candidate under Section 125A. It has also been established that the Returning Officer
96
Mani C. Kappan v K.M. Mani, 2007 (1) KLT 228; Narayan GunajiSawant v. Deepak VasantKesarkar, 2011 (3)
Bom CR 754.
97
Election Commission of India - Proposed Electoral Reforms (2004).
98
Id.
47
is not the only route to initiate prosecution in this regard. Alternatively, a complaint by any
member of the public can lie directly to the Magistrate's Court.99
Thus, disqualification under Section 8 for the filing of a false affidavit follows conviction under
Section 125A. As discussed previously, trials against influential persons, especially trials where
conviction can result in disqualification, are subject to inordinate delays. Therefore, the
Supreme Court may be pleased to order that all cases being tried under Section 125A of the
RPA be tried by the relevant court on a day-to-day basis.
The process for scrutiny of nominations should also be strengthened in order to curb the
rampant filing of false affidavits. To this end, a gap of one week should be introduced between
the last date of filing of nominations by the returning officer and the date of scrutiny, to allow
adequate time for the filing of objections which the returning officer shall consider under
Section 36 of the RPA.
(i) The reform proposal: an assessment
The lack of any serious consequences for making false disclosures has certainly contributed to
the widespread flouting of the Supreme Court and the Election Commission's directives on this
matter. Such misrepresentation affects the voters' ability to freely exercise their vote.
Therefore, there is an urgent need to:
i. Introduce enhanced sentence of a minimum of two years under Section 125A.
ii. Include conviction under Section 125A as a ground of disqualification under Section
8(1) of the RPA.
iii. Set-up an independent method of verification of winners' affidavits to check the
incidence of false disclosures in a speedy fashion.
iv. Include the offence of filing false affidavit as a corrupt practice under S. 123 of the
RPA.
This set of suggestions is by the way of abundant caution. Increasing minimum punishment to
two years would result in Section 125A being included in the ambit of Section 8(3), under
which conviction for offences punishable by at least two years results in disqualification. To
further eliminate any possible loopholes, such as if a judge happens to prescribe a lower
sentence, the Election Commission suggests that Section 125A also be brought under the
offences listed in Section 8(1), which results in disqualification irrespective of the quantum of
punishment.
Corrupt practices under Section 123, when committed by a candidate or his election agent, are
grounds for setting aside an election under Section 100(1)(b). Inclusion of the offence of filing
99
Election Commission of India, 'Important Electoral Reforms proposed by the Election Commission'
<http://eci.nic.in/eci_main/electoral_ref.pdf> accessed February 3rd, 2014.
48
false affidavit under Section 123 results in the option of filing an election petition becoming
available to an elector or candidate who want to challenge a particular election.
This reform suggestion by the Election Commission has ample basis in the current law. Section
8(1) already carries the penalty of disqualification for a number of other electoral offences -
Section 8(1)(i) disqualifies upon conviction for promoting enmity between classes, removal of
ballot papers, booth capturing and fraudulently defacing or destroying any nomination paper.
Even though the quantum of punishment in some of these offences is low, ranging from six
months to a year, they result in disqualification because the offence is directly connected to the
conduct of elections. False disclosures in nomination papers falls within the scheme of such
offences, and should therefore be included under Section 8(1)(i).
49
VII. RECOMMENDATIONS AND PROPOSED SECTIONS
A. CONCLUSIONS AND RECOMMENDATIONS
In light of the above discussions, the Law Commission makes the following recommendations
on the two issues considered in this report in accordance with the directions of the Hon'ble
Supreme Court in its order dated 16th December, 2013 in Public Interest Foundation &Ors. V.
Union of India and Anr, (W/P Civil No. 536 of 2011):
I. Whether disqualification should be triggered upon conviction as it exists today or upon
framing of charges by the court or upon the presentation of the report by the
Investigating Officer under Section 173 of the Code of Criminal Procedure? [Issue No.
3.1(ii) of the Consultation Paper]
1. Disqualification upon conviction has proved to be incapable of curbing the
growing criminalisation of politics, owing to long delays in trials and rare
convictions. The law needs to evolve to pose an effective deterrence, and to
prevent subversion of the process of justice.
2. The filing of the police report under Section 173 Cr.PC is not an appropriate stage to
introduce electoral disqualifications owing to the lack of sufficient application of
judicial mind at this stage.
3. The stage of framing of charges is based on adequate levels of judicial scrutiny, and
disqualification at the stage of charging, if accompanied by substantial attendant
legal safeguards to prevent misuse, has significant potential in curbing the spread of
criminalisation of politics.
4. The following safeguards must be incorporated into the disqualification for framing
of charges owing to potential for misuse, concern of lack of remedy for the accused
and the sanctity of criminal jurisprudence:
i. Only offences which have a maximum punishment of five years or above
ought to be included within the remit of this provision.
ii. Charges filed up to one year before the date of scrutiny of nominations for
an election will not lead to disqualification.
iii. The disqualification will operate till an acquittal by the trial court, or for a
period of six years, whichever is earlier.
iv. For charges framed against sitting MPs/ MLAs, the trials must be expedited
so that they are conducted on a day-to-day basis and concluded within a 1-
year period. If trial not concluded within a one year period then one of the
following consequences ought to ensue:
- The MP/ MLA may be disqualifiedat the expiry of the one-year
period;OR
50
- The MP/ MLA'sright to vote in the House as a member,
remuneration and other perquisites attaching to their office shall be
suspended at the expiry of the one-year period.
5. Disqualification in the above manner must apply retroactively as well. Persons with
charges pending (punishable by 5 years or more) on the date of the law coming into
effect must be disqualified from contesting future elections, unless such charges are
framed less than one year before the date of scrutiny of nomination papers for
elections or the person is a sitting MP/MLA at the time of enactment of the Act.
Such disqualification must take place irrespective of when the charge was framed.
II. Whether filing of false affidavits under Section 125A of the Representation of the
People Act, 1951 should be a ground for disqualification? And if yes, what mode and
mechanism needs to be provided for adjudication on the veracity of the affidavit? [Issue
No. 3.5 of the Consultation Paper]"
1. There is large-scale violation of the laws on candidate affidavits owing to lack of
sufficient legal consequences. As a result, the following changes should be made to
the RPA:
i. Introduce enhanced sentence of a minimum of two years under Section 125A
of the RPA Act on offence of filing false affidavits
ii. Include conviction under Section 125A as a ground of disqualification under
Section 8(1) of the RPA.
iii. Include the offence of filing false affidavit as a corrupt practice under S. 123
of the RPA.
2. Since conviction under Section 125A is necessary for disqualification under Section
8 to be triggered, the Supreme Court may be pleased to order that in all trials under
Section 125A, the relevant court conducts the trial on a day-to-day basis
3. A gap of one week should be introduced between the last date for filing nomination
papers and the date of scrutiny, to give adequate time for the filing of objections to
nomination papers.
B. PROPOSED SECTIONS
In order to implement the aforesaid recommendations, the following legislative reforms are
suggested:
(i) Amendments on disqualification upon framing of charges
The Law Commission proposes that a new section (Section 8B) be inserted in the RPA after
Section 8A. It should read:
51
"8B. Disqualification on framing of charge for certain offences. - (1) A person against
whom a charge has been framed by a competent court for an offence punishable by at least five
years imprisonment shall be disqualified from the date of framing the charge for a period of six
years, or till the date of quashing of charge or acquittal, whichever is earlier.
(2) Notwithstanding anything contained in this Act, nothing in sub-section (1) shall apply to a
person:
(i) Who holds office as a Member of Parliament, State Legislative Assembly or Legislative
Council at the date of enactment of this provision, or
(ii) Against whom a charge has been framed for an offence punishable by at least five years
imprisonment;
(a) Less than one year before the date of scrutiny of nominations for an election under
Section 36, in relation to that election;
(b) At a time when such person holds office as a Member of Parliament, State Legislative
Assembly or Legislative Council, and has been elected to such office after the enactment of
these provisions;
(3) For Members of Parliament, State Legislative Assembly or Legislative Council covered by
clause (ii) of sub-section (2), they shall be disqualified at the expiry of one year from the date
of framing of charge or date of election, whichever is later, unless they have been acquitted in
the said period or the relevant charge against them has been quashed.
OR
(3) For Members of Parliament, State Legislative Assembly or Legislative Council covered by
clause (ii) of sub-section (2), their right to vote in the House as a member, remuneration and
other perquisites attaching to their office, shall be suspended at the expiry of one year from the
date of framing of charge or date of election, whichever is later, unless they have been
acquitted in the said period or the relevant charge against them has been quashed.
(4) Any disqualification/ suspension under sub-section (3) shall operate till the dissolution of
the House, or for Members of the Rajya Sabha or State Legislative Council, up to the end of
their present term as Member.
[Clause 3 is to be read with the direction to be issued by the Supreme Court to all courts that
trial of Members of Parliament, State Legislative Assembly or Legislative Council against
whom charges have been framed for an offence punishable by at least five years imprisonment
shall be expedited and heard on a day-to-day basis with a view to completing the trial in one
year from the date of framing of charge or date of election whichever is later.]
"8C. Transitory provision
A person against whom a charge has been framed by a competent court for an offence
punishable by at least five years, before the enactment of this provision irrespective of when the
charge was framed, shall, unless exempted under sub-section (2) of Section 8B, be disqualified
52
for a period of six years from the date of enactment of this provision or till the date of quashing
of charge or acquittal, whichever is earlier."
(ii) Amendments on false disclosures
The Law Commission recommends that the following changes be made to the law on false
disclosure on affidavits
i. Section 125A of the Representation of the People Act, 1951 should be amended by
substituting the words "may extend to six months, or with fine, or with both" with the words
"shall not be less than two years, and shall also be liable to fine". The amended Section
125A would read as follows:
"125A. Penalty for filing false affidavit, etc.--A candidate who himself or through his
proposer, with intent to be elected in an election,--
(i) fails to furnish information relating to sub-section (1) of section 33A; or
(ii) give false information which he knows or has reason to believe to be false; or
(iii) conceals any information,
in his nomination paper delivered under sub-section (1) of section 33 or in his affidavit which is
required to be delivered under sub-section (2) of section 33A, as the case may be, shall,
notwithstanding anything contained in any other law for the time being in force, be punishable
with imprisonment for a term which shall not be less than two years, and shall also be liable to
fine."
[Section 125A is to be read with the direction to be issued by the Supreme Court to all courts
that trial under Section 125A shall be expedited and heard on a day-to-day basis]
ii. Section 8(1)(i) of the Representation of the People Act, 1951 be amended by inserting the
words "or section 125A (penalty for filing false affidavit, etc.)" after the words "section 125
(offence of promoting enmity between classes in connection with the election)". The
amended Section 8(1)(i) would read as follows:
"8. Disqualification on conviction for certain offences. --(1) A person convicted of an
offence punishable under--
(a)...
*
53
* *
(i) section 125 (offence of promoting enmity between classes in connection with the election) or section 125A (penalty for filing false affidavit, etc.) or section 135 (offence of removal of ballot papers from polling stations) or section 135A (offence of booth capturing) of clause (a) of sub-section (2) of section 136 (offence of fraudulently defacing or fraudulently destroying any nomination paper) of this Act;
* * *"
iii. Section 123 of the Representation of the People Act, 1951 be amended by inserting clause 4A after clause 4 as follows:
"123. Corrupt practices.--The following shall be deemed to be corrupt practices for the purposes of this Act:
(1)...
* * * (4A) failure by a candidate to furnish information relating to sub-section (1) of section 33A, or giving of false information which he knows or has reason to believe to the false, or concealment of any information in the nomination paper delivered under subsection (1) of section 33 or in the affidavit delivered under sub-section (2) of section 33A".
54