Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 10, Cited by 48]

Supreme Court of India

Election Commission Of India vs State Of Haryana on 25 April, 1984

Equivalent citations: 1984 AIR 1406, 1984 SCR (3) 554, AIR 1984 SUPREME COURT 1406

Author: Y.V. Chandrachud

Bench: Y.V. Chandrachud, V.D. Tulzapurkar, R.S. Pathak, D.P. Madon, M.P. Thakkar

           PETITIONER:
ELECTION COMMISSION OF INDIA

	Vs.

RESPONDENT:
STATE OF HARYANA

DATE OF JUDGMENT25/04/1984

BENCH:
CHANDRACHUD, Y.V. ((CJ)
BENCH:
CHANDRACHUD, Y.V. ((CJ)
TULZAPURKAR, V.D.
PATHAK, R.S.
MADON, D.P.
THAKKAR, M.P. (J)

CITATION:
 1984 AIR 1406		  1984 SCR  (3) 554
 1984 SCALE  (1)670


ACT:
     Practice & Procedure-Passing of Ex-parte orders, by the
Courts as  sought for  by the  parties when  they give prior
intimation of  the proposed proceedings to the opposite side
without much inconvenience or prejudice disapproved.
     Constitution of  India 1950 Article 136-Interference by
the Supreme  Court against an ad interim order passed by the
High Court.



HEADNOTE:
     To fill  in the  vacancy arising from the setting aside
of the	election of the returned candidate from the 59-Taoru
Assembly Constituency  in Haryana, by the Supreme Court, the
appellant Commission  sent a  message and programme on April
6, 1984	 to the	 Chief Electoral  officer for  the State  of
Haryana. According to that programme, the notification under
section 150  of the  Representation of	the People Act, 1951
was to be issued on April 18, 1984, the last date for filing
nominations was	 April 25,  1984 while	the date of poll was
May 20,	 1984 The  Election Commission	fixed  an  identical
programme for  filling 23 other vacancies in the legislative
assemblies of  Andhra Pradesh, Karnataka and West Bengal. On
April 7,  1984, the Election Commission was requested by the
Haryana	 Government   to  hold	 the  proposed	 by-election
alongwith the  general elections to the Lok Sabha, due later
in the	year. On April 11, 1984, the Chief Secretary wrote a
letter to  the Election Commissioner renewing the request to
defer the  by election.	 On  April  12,	 1984  the  Election
Commissioner informed the Chief Election officers by a telex
message that  it had  decided to  adhere to the programme of
by-elections to	 all the  24 constituencies  and  copies  of
notifications to be published on April 18, 1984 were sent to
the Chief Electoral officer, Haryana. A Press not was issued
to that effect after informing all the political parties.
     The Chief	Secretary, Haryana  met the  Chief  Election
Commissioner  on   April  14,  1984  and  explained  to	 him
personally why it was neither advisable nor possible to hold
the by-election to the Taoru seat as proposed by the latter.
On April  16, 1984,  the  Chief	 Secretary  wrote  a  letter
reiterating the view of the Government to the Chief Election
Commissioner. On  April 17,  1984,  the	 Chief	Commissioner
replied to  the letter	of April 16, 1984 by saying that the
Commission had	taken the  decision to	hold the by-election
after  taking	the  Punjab   situation	 and   taking	into
consideration all  factors including  the fact	of non	fact
that the  political parties were not opposed to the proposed
byelection. On	the same day the Government of Haryana filed
a writ	petition in the High Court of Punjab and Haryana and
obtained  an   ex  parte  order	 staying  the  issuance	 and
publication of the
555
notification by the Election Commission under ss. 30, 56 and
150 of the Representation of the People Act, 1951. Hence the
appeal by special leave of the Court.
     Allowing the appeal, the Court.
^
     HELD : (Per-Majority)
     Per-Chandrachud C.J.
     1 :  1.  The  widely  prevalent  practice	of  partices
obtaining  ex	parte  orders	when  they  can	 give  prior
intimation of the proposed proceedings to the opposite side,
without much  inconvenience  or	 prejudice  has	 often	been
disapproved by this Court. When the public authorities do so
it is all the more open to disapprobation. [561D-E]
     1 :  2. The  Government of Haryana obtained an ex parte
order from  the High  Court when  it could easily have given
prior intimation of the intended proceedings to the Election
Commission  of	 India.	 The   letter  is   constitutionally
identifiable, conveniently  accessible and  easily available
for  being   contacted	on   the  most	 modern	 systems  of
communication. The  Election Commission of India, too rushed
to this	 Court on  the 18th without informing the Government
of Haryana  that it  proposes to  challenge the order of the
High Court and to ask for stay of that order. The Government
of Haryana is also identifiable and accessible with the same
amount of  case. Were  it not  for the fact that this matter
brooked no  delay the  Supreme Court would have hesitated to
pass any  interim order	 without the  appellant giving prior
intimation of its proposed action to the respondent.
						    [561E-G]
     1 :  3. Despite  the guideline indicated by the Supreme
Court in the West Bengal poll case, A.K.M. Hassan Uzzaman v.
Union of  India, [1982]	 2 S.C.C. 218, regarding the passing
of orders  by the  High Courts	in exercise  of	 their	writ
jurisdiction, the  High Court  of Punjab  & Haryana far from
showing any  reluctance to  interfere with  the programme of
the proposed  election, the  High Court has only too readily
passed the  interim order which would have had the effect of
postponing the	election indefinitely.	Considering that the
election process  was just  round the corner, the High Court
ought not  to have interfered with it. The nonspeaking order
passed by  it affords  no assistance on the question whether
there were  exceptional circumstances to justify that order.
[562A-C]
     2. The Government of Haryana is undoubtedly in the best
position to  assess the	 situation of law and order in areas
within its  jurisdiction and  under  its  control.  But	 the
ultimate decision as to whether it is possible and expedient
to hold	 the elections	at any given point of time must rest
with the  Election Commission  Arbitrariness and  mala fides
destroy the  validity and  efficacy of	all orders passed by
public authorities.  It is  therefore necessary	 that on  an
issue like  the present,  which concerns  a situation of law
and order,  the Election  Commission must consider the views
of the	State Government  and all  other concerned bodies of
authorities before coming to the conclusion that there is no
objection to the holding of the
556
elections  at	this  point  of	 time.	Hence  the  Election
Commission came	 to its	 decision after	 bearing in mind the
pros and cons of the whole situation. It had the data before
it. It	cannot be  assumed that it turned a blind eye to it.
In these  circumstances, it was not in the power of the High
Court to  decide whether  the law and order situation in the
State of  Punjab and  Haryana is  such as  not to warrant or
permit the  holding of the by-election. It is precisely in a
situation like	this that  the ratio of the Bengal Poll case
would apply in its full rigor. [562E-H, 563A-B]
     3 :  1. However, it would be open to the Chief Election
Commissioner to	 review his decision as to the expediency of
holding the  poll on  the notified  date. In  fact, not only
would it  be open  to him to reconsider his decision to hold
the poll  as notified, it is plainly his duty and obligation
to keep	 the situation	under constant	scrutiny  so  as  to
adjust the  decision to	 the realities of the situation. All
the facts  and circumstances,  past and	 present, which bear
upon the question of the advisability of holding the poll on
the notified  date have	 to be	taken into  account and kept
under vigil.  That is  to continuing  process which can only
cease after  the poll  is shield.  Until then,	the Election
Commission has	the locus,  for good  reasons to  alter	 its
decision The law and order situation in the State, or in any
art of	it, or in a neighboring State, is a consideration of
vital importance  for deciding the question of expediency or
possibility of	holding an  election at any particular point
of time.  If he	 considers  it	necessary,  he	should	held
further discussions  with the  Chief  Electoral	 officer  of
Haryana and  consult, once  again, leaders  of	the  various
political parties  on the question whether it is feasible to
hold the poll on the due date. On an important issue such as
the holding  of an election, which is of great and immediate
concern to  the entire	political community, there can be no
question of  any public	 official standing  on prestige,  an
apprehension which  was faintly	 projected  in	the  State's
arguments. A sense of realism, objectively and noa-alignment
must inform  the decision of the election Commission on that
issue. [563D-H]
     Mohd. Yunus  Saleem v.  Shiv Kumar	 Shastri.  [1974]  3
S.C.R. 738 @ 743-44; followed.
     3 :  2. Indeed,  every citizen  of this country who has
some degree  of political  awareness, would have a fair idea
of the	situation in  Punjab and its impact on the even flow
of life	 in the	 neighbouring  State  of  Haryana.  But	 the
circumstance that the High Court has the knowledge of a fact
will not  justify the  substitution by it of its own opinion
for that  of an	 authority duly	 appointed  for	 a  specific
purpose by  the law  and the  Constitution. Different people
hold different	views on  public  issues,  which  are  often
widely divergent.  Even the  Judges. A	Judge is entitled to
his views  on  public  issues  but  he	cannot	project	 his
personal views	on the	decision  of  a	 question  like	 the
situation of  law and  order  in  a  particular	 area  at  a
particular  period  of	time  and  hold	 that  the  Election
Commission is  in error	 in its appraisal of that situation.
[564D-F]
Per Thakkar, J. (Contra) :
     The exact	parameters of  the decision in Hassan's case
and the true
557
ratio cannot  be known	till the judgment containing reasons
is born. As on today no one can predict what exactly will be
decided by  the Court  in Hassan's  case when  the  Judgment
eventually comes  to be	 pronounced (who  can make  a  guess
about the  colour or  shade of	the eyes of a child which is
yet to	be born	 ?). But  it can  be  reasonably  said	that
Hassan's case  does not enjoin that an interim order of such
a nature  can never be passed in any situation. If that were
not so,	 the court would not have said (1) that imminence of
electoral process  is a	 factor which  must guide and govern
the passing of orders (meaning thereby that while such order
scan  be   passed  this	  factor  must	 be   accorded	 due
consideration) and (2) that "more imminent such process, the
greater ought  to be  the reluctance of the High Court to do
anything or  direct anything  to be done which will postpone
that process indefinitely" (which means it must be done only
with reluctance when elections are imminent). In other words
the power  must be  exercised  sparingly  (with	 reluctance)
particularly  when  the	 order	would  be  to  postpone	 the
installation of a democratically elected popular Government.
These observations  were made  by the Court in Hassan's case
in the	context of  the expiry of the term of legislature as
envisioned by  Article 172  of the Constitution of India and
consequential general  elections for  such legislature as is
evident from  the elusion  to "imminence  of elections"	 and
"indefinite postponement  of elections to legislative bodies
which  are  the	 essence  of  democratic  functions  of	 the
Constitution." This must be so because the legislature would
stand dissolved	 on the	 expiry	 of  the  term,	 and  a	 new
legislature has	 to  be	 elected.  It  is  in  this  context
(presumably) that  a reference	is  made  to  "imminence  of
elections". [567D-E-H; 568A-F]
     For a  By-election like  the present  one,	 to  fill  a
single vacancy	. there can be no question of "imminence" or
"indefinite postponement of elections" which would stall the
installation of	 a democratically  elected government. It is
nobody's case  that the	 party position	 was such  that	 the
result of the election to this vacant seat would have tilted
the majority  one way  or other.  No oblique motive has even
been hinted at. The High Court was therefore not unjustified
in proceeding on the assumption that it had such a power.
						    [568F-G]
     The High  Court  cannot  be  faulted  for	passing	 the
impugned order faced as it was by an unprecedented situation
like the  present. If  the High	 Court had  not granted	 the
order and  the Election	 Commission had not chosen to appear
on or  before April  18, 1984  the  High  Court	 would	have
perhaps become	powerless to  pass any other order, whatever
be the	justification for  it,	as  the	 "electoral-process"
would have  actually commenced.	 The High  Court was  prima-
facie satisfied	 that the  Election Commission had failed to
take into  account vital  matters, appeared to have acted on
non-consequential considerations,  and had acted arbitrarily
in turning  down the request of the State Government as also
the Chief  Election Officer  of Haryana.  The High Court was
therefore entitled to grant a stay. [569A-B]
     The Supreme Court in exercise of the jurisdiction under
Article	 136   of  the	Constitution  of  India	 should	 not
interfere with the ad-interim order passed by the High Court
in such	 a fact	 situation. On	the one	 hand  the  Election
Commission appeared to have been altogether oblivious to the
dimension as regards the bonafide apprehension pertaining to
the life and
558
security of  the National  leaders who	might address public
meetings, the  Candidates the  officers engaged	 in election
work, and  the voters.	The danger was further aggrevated in
the face  of open  threats held	 but to	 the  lives  of	 the
National leaders  of different	political parties.  What  is
more, the Election Commission has shown total unawareness of
the circumstance  that public meetings were prohibited under
s. 144	of the	Cr. P.	C. in  the constituency going to the
polls. On  the other hand the only consequence of granting a
stay would have been to postpone the election programme by a
few days  in the event of the Election Commission commission
not choosing  to appear	 in the Court (to show cause why the
ad-interim order  should no  be made  absolute) on or before
April 18,  1984 which was the scheduled date for issuance of
the  notification  announcing  the  election  programme	 The
Election Commission  could have	 appeared  before  the	High
Court  and   got  the	stay  vacated  in  time	 instead  of
approaching this  Court by  way of  the	 present  appeal  by
Special Leave. The Election Commission could not have failed
to refraise  that no  serious consequence  would have flowed
from the  impugned order  even	if  stay  was  vacated,	 not
immediately, but  a few	 days later,  for, it was only a by-
election to  one single	 seat of no significance which would
not have  resulted in postponement of the installation of an
elected government.  Worse come	 to worse,  the	 by-election
could not  have been  held along  with by-elections in other
states on the 'same day'. [569B-G]
     More so  when the Election Commission has not been able
to show	 what possible detriment would have been suffered if
the by	election  could	 not  have  been  so  held  on	that
particular day. How and by what process of ratiocination did
the Election Commission convinced itself that free elections
could be  held in  a situation	where the  Candidates  would
consider it  hazardous to  contest or to indulge in election
propaganda, and even voters would be afraid to vote, even to
this court. [569G-H, 570A]
     It is  no doubt  true that	 theoretically the  Election
Commission can	still postpone	the polling,  if  it  is  so
minded. But  the Court should not remain a passive spectator
in this	 extraordinary situation and leave the Nation to the
mercy of  an individual, however high be his office, when it
is evident  that he  has secluded himself in his ivory tower
and has	 shut his eyes to the realities of the situation and
closed his  mind to  the prognosis of this matter. The Court
can  certainly	 satisfy   itself   whether   the   Election
Commissioner had  kept his  eyes, ears	and mind  open,	 and
whether he  was able  to  show	that  all  relevant  factors
including the  consideration as	 to what advantage was to be
secured as  against the	 risk to  be faces, entered into his
reckoning. If this is not shown to have been done, as in the
present case,  his decision  is vitiated  and the Court need
not feel  helpless.  The  High	Court  was  therefore  fully
justified in  passing the  impugned order,  and the  Supreme
Court should not upture it. [571B-D]



JUDGMENT:

CIVIL APPELLATE JURISDICTION: Civil Appeal No. 2182 of 1984.

Appeal by Special leave from the Judgment and Order dated the 17th April, 1984 of the Punjab and Haryana High Court in W.P. No. Nil of 1984 559 S.S. Ray and Krishnamurthi Swami for the Appellant. K.G. Bhagat Addl. Sol. General, A.K. Sen, H.B. Singh Advocate of Harayana, A. Subbha Rao, CV. and R.N. Poddar, for Respondent. General, The following Judgments were delivered CHANDRACHUD, C.J. We had passed an interim order on April 18, suspending the operation of the order passed by the High Court of Punjab & Haryana, on April 17, 1984. The High Court, by its aforesaid order, had stayed the issuance and publication of the notifications by the Election Commission of India under sections 30, 56 and 150 of the Representation of People Act, 1951. We had directed that the special leave petition should be listed before us the next day for considering whether the interim order should be confirmed.

On February 28, 1984, this Court gave a judgment in Civil Appeal No.5501 of 1983, setting aside the election of the returned candidate from the 59-Taoru Assembly Constituency in Haryana. As a result of that judgment, a vacancy arose in the Legislative Assembly of the State of Haryana from that Constituency. On April 6, 1984, the Election Commission of India sent a message to the Chief Secretary, Haryana, who is the Chief Electoral Officer for the State of Haryana, informing him that the Commission had fixed a certain programme for holding the by-election to the Taoru Constituency. According to that programme, the notification under section 150 of the Representation of the People Act, 1951, was to be issued on April 18, 1984, the last date for filing nominations is April 25,1984, while the date of poll is May 20, 1984. The Election Commission fixed an identical programme for filling 23 other vacancies in the legislative assemblies of Andhra Pradesh, Karnataka and West Bengal.

On April 7, 1984, the Election Commission received a telex message from the Chief Secretary, Government of Haryana, conveying the request of the Haryana Government that the proposed by election should be held along with the general elections to the Lok Sabha which are due later this year. On April 11, 1984, the Chief Secretary wrote a letter to the Chief Election Commissioner renewing the aforesaid request for two reasons:

560
(1) The next general election to the Haryana Vidhan Sabha is due in May, 1987 and since the Taoru vacancy had occurred recently on February 28, 1984, there was no immediate necessity to fill it; and (2) deferring the by-election would save time, labour and expense.

On April 12, 1984, the Election Commission informed the Chief Electoral Officers by a telex message that it had decided to adhere to the programme of by-election to 24 vacancies in their respective jurisdictions. The telex message mentioned specifically that the Commission had taken into consideration the replies received by it from various State Government and their Chief Electoral Officers on the question of holding the elections as proposed. On the same date i.e. April 12, 1984 copies of notifications to be published on April 18, 1984 in the Haryana Gazette were sent to the Chief Electoral Officer of Haryana. By a separate communication of the same date, the Commission informed all the political parties about the programme fixed by it for holding the by-elections. A press note was also issued to the same effect on the same date.

The Chief Secretary, Haryana, met the Chief Election Commissioner on April 14 and explained to him personally why it was neither advisable nor possible to hold the by- election to the Taoru seat as proposed by the latter. On April 16, the Chief Secretary wrote a letter to the Chief Election Commissioner reiterating the view of his Government. He added in that letter that it would not be possible to hold the election during the proposed period because, the neighbouring State of Punjab was going through a serious problem of law and order, that there was a dispute regarding territorial adjustment and division of waters between the State of Haryana and the Akali Party in Punjab, that the said dispute was used by the Akali Party for stepping up terrorist activities, that the terrorists had attacked persons occupying high public offices, that there was a serious threat to the lives of many important persons in Haryana, that public meetings had been banned by the District Magistrate under section 144 of the Criminal Procedure Code and that the situation in the State was such that it would not be possible to hold public meetings for election purposes for a few months. On April 17, the Chief Election Commissioner replied to the Chief Secretary's letter of April 16 by saying that the Commission had taken the decision to hold the by-election after taking into consideration all 561 factors, that it was not clear how the Constituency of Taoru in Gurgaon, which is about 35 kilometers from Delhi, and which is quite far away from Punjab would have any fall-out of the Punjab situation and that the political parties who were duly informed of the proposed election programme had not opposed the holding of by election at this point of time. On the same date that the Chief Election Commissioner wrote the aforesaid letter, the Government of Haryana filed a writ petition in the High Court of Punjab and Haryana and obtained an ex-parte order, which is impugned in this special leave petition.

We passed the interim order on April 18 after hearing a fairly long and exhaustive argument from Shri Siddhartha Shankar Ray who appeared on behalf of the appellant, the Election Commission of India, and the learned Additional Solicitor General who appeared on behalf of respondent, the 'State of Haryana' We heard further arguments of the parties on the 19th, Shri Asoke Sen appearing for the respondent. Since the matter raises questions of general public importance, we grant special leave to appeal to the petitioner.

We often express our disapproval of the widely prevalent practice of parties obtaining ex parte orders when they can give prior intimation of the proposed proceedings to the opposite side, without much inconvenience or prejudice. When the public authorities do so, it is all the more open to disapprobation. But here, the parties have taken a tooth for a tooth. The Government of Haryana obtained an ex porte order from the High Court when it could easily have been given prior intimation of the intended proceeding to the Election Commission of India. The latter is constitutionally identifiable, conveniently accessible and easily available for being contacted on the most modern systems of communication. The Election Commission of India, too, rushed to this Court on the 18th without informing the Government of Haryana that it proposes to challenge the order of the High Court and to ask for stay of that order. The Government of Haryana is also identifiable and accessible with the same amount of case. We do hope that the smaller litigants will not form the belief that the bigger ones can get away with such lapses. Were it not for the fact that this matter brooked no delay, we would have hesitated to pass any interim order without the appellant giving prior intimation of its proposed action to the respondent.

As stated earlier notifications setting the election process in motion were to be issued on April 18. One day before that, the State 562 Government approached the High Court in a hurry, asking it to stay the election process, which the High Court has done. This Court held in the West Bengal poll case, A.K.M. Hassan Uzzaman v. Union of India,(1) that the imminence of the electoral process is an important factor which must guide and govern the passing of orders in the exercise of the High Court's writ jurisdiction and that, the more imminent such process, the greater ought to be the reluctance of the High Court to take any step which will result in the postponement of the elections. We regret to find that far from showing any reluctance to interfere with the programme of the proposed election, the High Court has only too readily passed the interim order which would have had the effect of postponing the election indefinitely. Considering that the election process was just round the corner, the High Court ought not to have interfered with it. The non-speaking order passed by it affords no assistance on the question whether there were exceptional circumstances to justify that order.

The fact that the election process was imminent is only one reason for our saying that the High Court should have refused its assistance in the matter. The other reason for the view which we are taking is provided by the very nature of the controversy which is involved herein. The difference between the Government of Haryana and the Chief Election Commission centres round the question as to whether the position of law and order in the State of Haryana is such as to make it inexpedient or undesirable to hold the proposed by-election at this point of time. The Government of Haryana is undoubtedly in the best position to assess the situation of law and order in areas within its jurisdiction and under its control. But the ultimate decision as to whether it is possible and expedient to hold the elections at any given point of time must rest with the Election Commission. It is not suggested that the Election Commission can exercise its discretion in an arbitrary or mala fide manner. Arbitrariness and mala fide destroy the validity and efficacy of all orders passed by public authorities. It is therefore necessary that on an issue like the present, which concerns a situation of law and order, the Election Commission must consider the views of the State Government and all other concerned bodies or authorities before coming to the conclusion that there is no objection to the holding of the elections at this point of time. On this aspect of the matter, the correspondence between the Chief Secretary of Haryana and the Chief Election Commissioner shows that the latter had taken all the 563 relevant facts and circumstances into account while taking the decision to hold the by-election to the Taoru Constituency in accordance with the proposed programme. The situation of law and order in Punjab and, to some extent, in Haryana is a fact so notorious that it would be naive to hold that the Election Commission is not aware of it. Apart from the means to the knowledge of the situation of law and order in Punjab and Haryana, which the Election Commission would have, the Chief Secretary of Haryana had personally apprised the Chief Election Commissioner as to why the State Government was of the view that the elections should be postponed until the Parliamentary elections. We see no doubt that the Election Commission came to its decision after bearing in mind the pros and cons of the whole situation. It had the data before it. It cannot be assumed that it turned a blind eye to it. In these circumstances, it was not in the power of the High Court to decide whether the law and order situation in the State of Punjab and Haryana is such as not to warrant or permit the holding of the by-election. It is precisely in a situation like this that the ratio of the West Bengal Poll case would apply in its full rigor.

We must add that it would be open to the Chief Election Commissioner, as held in Mohd. Yunus v. Shiv Kumar Shastri,(1) to review his decision as to the expediency of holding the poll on the notified date. In fact, not only would it be open to him to reconsider his decision to hold the poll as notified, it is plainly his duty and obligation to keep the situation under constant scrutiny so as to adjust the decision to the realities of the situation. All the facts and circumstances, past and present, which bear upon the question of the advisability of holding the poll on the notified date have to be taken into account and kept under vigil. That is a continuing process which can only cease after the poll is held. Until then, the Election Commission has the focus, for good reasons, to alter its decision. The law and order situation in the State, or in any part of it, or in a neighbouring State, is a consideration of vital importance for deciding the question of expediency or possibility of holding an election at any particular point of time. We are confident that the Chief Election Commissioner, who is vested with important duties and obligations by the Constitution, will discharge those duties and obligations with a high sense of responsibility, worthy of the high office which he holds. If he considers it necessary, he 564 should hold further discussions with the Chief Election Officer of Haryana and consult, once again, leaders of the various political parties on the question whether it is feasible to hold the poll on the due date. One as important issue such as the holding of an election, which is of great and immediate concern of the entire political community, there can be no question of any public official standing on prestige, an apprehension which was faintly projected in the State's arguments. A sense of realism, objectivity and nonalignment must inform the decision of the Election Commission on that issue.

It was urged that the High Court of Punjab and Haryana would have a fair and clear understanding of the happenings in Punjab and their repercussions in Haryana which would justify its interference with the decision of the Election Commission to hold the by-election now. The first part of this argument need not be disputed and may even be accepted as correct. Indeed, every citizen of this country who has some degree of political awareness, would have a fair idea of the situation in Punjab and its impact on the even flow in the neighbouring State of Haryana. But the second part of the argument is untenable. The circumstance that the High Court has knowledge of a fact will not justify the substitution by it of its own opinion for that of an authority duly appointed for a specific purpose by the law and the Constitution. Different people hold different views on public issues, which are often widely divergent. Even the judges. A Judge is entitled to his views on public issues but the question is whether he can project his personal views on the decision of a question like the situation of law and order in a particular area at a particular period of time hold that the Election Commission is in error in its appraisal of that situation. We suppose not.

For these reasons, we confirm the interim order which was passed by us on April 18, allow this appeal and set aside the High Court's order of April 17. Unless otherwise directed by the Chief Election Commissioner, the election programme will have to go through as already notified.

There will be no order as to costs.

THAKKAR, J. Holding of a by-election to fill even a single vacancy at the earliest date is an extremely desirable end in a democratic framework. Even so if such circumstances exist, and a 565 reasonable progrosis can be bonafide made, that holding the by-election for filling up that vacancy, is fraught with grave danger, not only to the lives of election officers, candidates as also political leaders addressing election meetings, as also of voters, and poses a grave danger which altogether outweighs the advantage of holding the election along with the by-elections in other States, should the matter not engage very serious attention of the Election Commission ? Not even when it is shown that with regard to the sensitive and explosive situation it was likely to worsen a situation which was already worse ? More is when all that was to be gained by holding the by-election as proposed was to be able to hold it along with other by- elections on the same day as in other States which had by itself no significance or virtue. And if the Election Commission without due deliberation summarily turns down the request to defer the election programme for that by-election even by a few days in such circumstances, can the High Court be faulted for passing an ad-interim order, which has the result of postponing the election, not for an indefinite period, but for a few days till the parties are heard ? Is the order passed by the High Court in such circumstances so gross that instead of allowing the High Court to confirm it or vacate it, upon the other side showing cause, this Court should invoke the jurisdiction under Article 136 of the Constitution of India to set it aside ? More particularly when the consequence would be no more serious than this, namely, that the by-election cannot be held (there is no virtue in doing so) on the same day along with other by- elections.

That the High Court has the power to issue a direction or order which has the effect of postponing an election if the situation so demands would appear to be the law declared by a five-judge Constitution Bench presided over by the learned Chief Justice who presides over this Bench as well. In A.K.M. Hassan Uzzaman and other v. Union of India and others and Lakshmi Charan Sen and others v. A.K.M. Hassan Uzzaman and others the conclusions are recorded in the operative order dated March 30, 1982, reading as under:

"1. The transferred case and the appeals connected with it raise important questions which require a careful and dispassionate considerations. The hearing of these matters was concluded four days ago, on Friday, the 26th. Since the judgment will take some time to prepare, we propose, by this 566 Order, to state our conclusions on some of the points involved in controversy:
(1) The High Court acted within its jurisdiction in entertaining the writ petition and in issuing a rule nisi upon it, since the petition questioned the vires of the laws of election. But, with respect, it was not justified in passing the interim orders dated February 12 and 19, 1982 and in confirming those orders by its judgment dated February 25, 1982. Firstly, the High Court had no material before it to warrant the passing of those orders. The allegations in the writ petition are of a vague and general nature, on the basis of which no relief could be granted. Secondly, though the High Court did not lack the jurisdiction to entertain the writ petition and to issue appropriate directions therein, no High Court in the exercise of its powers under Article 226 of the Constitution should pass any orders, interim or otherwise, which has the tendency or effect of postponing an election, which is reasonably imminent and in relation to which its writ jurisdiction is invoked. The imminence of the electoral process is a factor which must guide and govern the passing of orders in the exercise of the High Court's writ jurisdiction. The more imminent such process, the greater ought to be the reluctance of the High Court to do anything, or direct anything to be done, which will postpone that process indefinitely by creating a situation in which, the Government of a State cannot be carried on in accordance with the provisions of the Constitution. India is an oasis of democracy, a fact of contemporary history which demands the courts the use of wise statesmanship in the exercise of their extraordinary powers under the Constitution. The High Courts must observe a self-

imposed limitation on their power to act under Article 226, by refusing to pass orders or give directions which will inevitably result in an indefinite postponement of elections to legislative bodies which are the very essence of the democratic foundation and functioning of our constitution. The limitation ought to be observed irrespective of the fact whether the preparation add publication of electoral rolls are a part of the process of 'election' within the meaning of Article 329 (b) of the 567 Constitution. We will pronounce upon that question later in our judgment.

(2) X X X X (3) X X X X

2. For these reasons and those which we will give in our judgment later, we dismiss the writ petition filed in the Calcutta High Court which was transferred for disposal to this Court. All orders, including interim orders, passed by the Calcutta High Court are hereby set aside. Civil Appeals 739 to 742 of 1982 will stand disposed of in the light of the dismissal of the writ petition, out of which they arise.

3. X X X X

4. X X X X Does Hassan's case enjoin that no such interim order can ever be passed by the High Court ?

The relevant extract from the conclusion recorded in Hassan's case has been reproduced hereinabove. Of course, the exact parameters of the decision and the true ratio cannot be known till the judgment containing reasons is born. As on today no one can predict what exactly will be decided by the Court in Hassan's case when the judgment eventually comes to be pronounced (who can make a guess about the colour or shade of the eyes of a child which is yet to be born ?). But it can be reasonably said that the following: extract.

"The imminence of the electoral process is a factor which must guide and govern the passing of orders in the exercise of the High Court's writ jurisdiction. The more imminent such process, the greater ought to be the reluctance of the High Court to do anything, or direct anything to be done, which will postpone that process indefinitely by creating a situation in which, the Government of a State cannot be carried on in accordance with the provisions of the Constitution."

warrants the view that Hassan's case does not enjoin that an interim order of such a nature can never be passed in any situation. If that 568 were not so, the Court would not have said (1) that imminence of electoral process is a factor which must guide and govern the passing of orders (meaning thereby that while such orders can be passed this factor must be accorded due consideration) and (2) that "more imminent such process, the greater ought to be the reluctance of the High Court to do anything or direct anything to be done which will postpone the process indefinitely" (which means it must be done only with reluctance when elections are imminent.) The aforesaid statement of law made in the context of "general elections"

does not warrant the view that Hassan's case enjoins that an election programme cannot be postponed even for a few days even in the case of a by-election, whatever be the situation, and whatever be the circumstances, in which the High Court is called upon to exercise its jurisdiction. It is therefore not unreasonable to proceed on the premise that even according to Hassan's case the Court has the power to issue an interim order which has the effect of postponing an election but it must be exercised sparingly (with reluctance) particularly when the result of the order would be to postpone the installation of a democratically elected popular government. The portion extracted from the operative order in Hassan's case brought into focus a short while ago which adverts to "imminence of elections" and to "directions which will inevitably result in indefinite postponement of elections to legislative bodies which are the very essence of the democratic functions of our Constitution" leaves no room for doubt that the observations were being made in the context of the expiry of the term of legislature as envisioned by Article 172 of the Constitution of India and consequential general elections for such legislature. This must be so because the legislature would stand dissolved on the expiry of the term, and a new legislature has to be elected. It is in this context (presumably) that a reference is made to "imminence of elections". For a by-election like the one we are concerned with, there can be no question of "imminence" or "indefinite postponement of elections" which would stall the installation of a democratically elected government. It is no body's case that the party position was such that the result of the election to this vacant seat would have tilted the majority one way or other. No oblique motive has even been hinted at. The High Court was therefore not unjustified in proceeding on the assumption that it had such a power.
Does the ad-interim order passed by the High Court merit being upturned in exercise of the jurisdiction under Art. 136 of the Constitution of India ?
569
The only question which arises is whether the presence was a case where the High Court could not have granted the ad-interim order. Be it realized that if the High Court had not granted the order and the Election Commission had not chosen to appear on or before April 18, 1984 the High Court would have perhaps become powerless to pass any order, whatever be the justification for it, as the "electoral- process" would have 'actually' commenced. Can the High Court then be faulted for passing the impugned order faced as it was by an unprecedented situation like the present? On the one hand the Election Commission appeared to have been altogether oblivious to the dimension as regards the bonafide apprehension pertaining to the life and security of the National leaders who might address public meetings, the candidates, the officers engaged in election work, and the voters. The danger was further aggravated in the face of open threats held out to the lives of the National leaders of different political parties. What is more, the Election Commission has shown total unawareness of the circumstance that public meetings were prohibited under Section 144 of the Code of Criminal Procedure in the constituency going to the polls. On the other hand the only consequence of granting a stay would have been to postpone the election programme by a few days in the event of the Election Commission not choosing to appear in the Court (to show cause why the ad-interim order should not be made absolute) on or before April 18, 1984 which was the scheduled date for issuance of the notification announcing the election programme. The Election Commission could have appeared before the High Court and got the stay vacated in time instead of approaching this Court by way of the present appeal by Special Leave. The Election Commission could not have failed to realise that no serious consequence would have flowed from the impugned order even if stay was vacated, not immediately, but a few days later, for, it was only a by-election to one single seat of no significance which would not have resulted in postponement of the installation of an elected government. Worse come to worse, the by-election could not have been held along with by- elections in other States on the 'same' day. The Election Commission has not been able to show what possible detriment would have been suffered if the by-election could not have been so held on that particular day. If the High Court was prima facie satisfied that the Election Commission had failed to take into account vital matters and appeared to have acted on non-consequential considerations, and had acted arbitrarily in turning down the request of the State Government as also the Chief Election Officer of 570 Haryana, why could the High Court not grant a stay? And should this Court interfere in such a fact-situation? Learned Counsel for the Election Commission, though repeatedly requested, is unable to point out either from the affidavit filed on 18th, or from the additional affidavit filed on the 19th, that the aforesaid factors were taken into reckoning by the Commission. It is not stated that these factors do not exist or have been invented by the State Government with any oblique motive. The contents of the affidavits filed by the Election Commission reveal that it was altogether oblivious to all the relevant factors recounted earlier. There is nothing to show that a single factor was present on its mental screen. The Election Commission has not apprised the Court as to how and why any or all of these factors were considered to be immaterial. No inkling is given as to how the Election Commission thought that the problems could be overcome. By what process of self-hypnotism did the Election Commission convince itself that free and fair elections could be held even when public meetings were banned in the constituency? How, and by what process of ratiocination did the Election Commission convince itself that free elections could be held in a situation where the candidates would consider it hazardous to contest or to indulge in election propaganda, and even voters would be afraid to vote? If the Election Commission had any idea as to how the hurdles could be crossed and problem resolved, it has chosen not to reveal its perception of the matter. The Election Commission perhaps has good answers. But silence is the only answer which has been given by the Commission as also its counsel on this aspect. "I know my-job-and-it-is-none-of-the-business-of-the-Courts"

seems to be the attitude. All that has been stated by the learned counsel for the Commission is that everything was considered (without even disclosing the content of the expression 'everything'). Counsel has of course set up an alibi by saying that affidavits had to be prepared by burning mid-night oil. But in that case the concentration would have been on everything of importance and what was the essence of the matter could not have been overlooked or forgotten. And if it has escaped attention, the conclusion is inevitable that the Election Commission had not attached due importance and weightage to the basic problem and had not applied itself seriously to a serious problem.

The fact is established that the Chief Secretary and the Chief Election Officer of Haryana, had personally apprised the Chief Election Commissioner of the prevailing situation sometime before 14th April, 1984. The Election Commission has not even disclosed 571 this fact in the petition or in the additional affidavit. Nor has the Election Commission apprised us as to what transpired at the meeting. The Election Commission has been less than candid even to this Court. No doubt the Chief Election Commissioner is holding a responsible post. But that does not make him infallible or render his decision or act any the less arbitrary if he has failed to inform himself of all the relevant factors and has failed to direct his attention to the core problem. It is no doubt true that theoretically the Election Commission can still postpone the polling, if it is so minded. But should the Court remain a passive spectator in this extraordinary situation and leave the Nation to the mercy of an individual, however high be his office, when it is evident that he has secluded himself in his ivory tower and has shut his eyes to the realities of the situation and closed his mind to the progrrosis of the matter. The Court can certainly satisfy itself whether the Election Commissioner had kept his eyes, ears and mind open, and whether he was able to show that all relevant factors including the consideration as to what advantage was to be secured as against the risk to be faced, entered into his reckoning. If this is not shown to have been done, as in the present case, his decision is vitiated and the Court need not feel helpless. The High Court was therefore fully justified in passing the impugned order.

Appeal is accordingly dismissed.

S.R.					     Appeal allowed.
572