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 69, Cited by 0]

Karnataka High Court

Sri C Muniraju vs Sri S N Subbareddy on 16 February, 2026

Author: M.G.S. Kamal

Bench: M.G.S. Kamal

                                1                       R

       IN THE HIGH COURT OF KARNATAKA AT BENGALURU

         DATED THIS THE 16th DAY OF FEBRUARY, 2026

                             BEFORE

            THE HON'BLE Mr. JUSTICE M.G.S. KAMAL

              ELECTION PETITION No.4 OF 2023

BETWEEN:


SRI. C MUNIRAJU
S/O T M CHINNAPPA
AGED ABOUT 44 YEARS,
R/AT NO.340/14, REDDY LAYOUT,
KONDAREDDYPALLI VILLAGE,
BAGEPALLI
CHIKKABALLAPURA DISTRICT
KARNATAKA-561 207.
                                        ...PETITIONER

(BY SMT.NALINA MAYEGOWDA, SENIOR ADVOCATE FOR
    SRI. MANJUNATHA HIRAL., ADVOCATE)

AND:

1.     SRI. S N SUBBAREDDY
       ALIAS CHINNAKAYALAPALLI,
       S/O S NANJUNDAREDDY
       AGED ABOUT 56 YEARS,
       R/AT CHINNAKAYALAPALLI VILLAGE
       GULUR HOBLI,
       BAGEPALLI-561 207
       CHIKKABALLAPUR DISTRICT.

2.     DR. A ANIL KUMAR
       S/O DR A. RAMAPPA
       AGED ABOUT 45 YEARS,
       R/AT BEHIND FOREST OFFICE
       7TH WARD, BAGEPALLI-561 207
       CHIKKABALLAPUR DISTRICT.
                             2



3.   DR. MADHU SEETHAPPA
     S/O LATE V SEETHAPPA
     AGED ABOUT 57 YEARS
     R/AT NO.145,
     GOLLAVARIPALLI VILLAGE
     NAREMADDEPALLI POST,
     BAGEPALLI-561 212.
     CHIKKABALLAPUR DISTRICT.

4.   SRI. T. MUNISWAMY ALIAS SAI
     S/O THITTI NARASIMHULU
     AGED ABOUT 41 YEARS
     R/AT 14TH WARD
     NEAR OLD WATER TANK
     BAGEPALLI TOWN
     BAGEPALLI-561 207
     CHIKKABALLAPUR DISTRICT.

5.   SRI. C. KRISHNA REDDY
     S/O LATE CHANNAPPAREDDY
     AGED ABOUT 73 YEARS
     R/AT NO.123,
     KOTHAKOTE VILLAGE
     KASABA HOBLI,
     BAGEPALLI-561 207.

6.   SRI. C. THIPPANNA
     S/O LATE SATHYANARAYANAPPA
     AGED ABOUT 44 YEARS
     R/AT GANTAMVARIPALLI
     HOSAHUDYA (PO)
     BAGEPALLI-561 207.
     CHIKKABALLAPUR DISTRICT.

7.   SRI. RAJESH D V ALIAS UPENDRARAJU
     S/O VENKATANARAYANA
     AGED ABOUT 34 YEARS
     R/AT 7TH WARD,
     EX MLA ROAD
     BAGEPALLI-561 207
     CHIKKABALLAPUR DISTRICT.
                                3


8.     SMT. ARUNA D., W/O PRASAD D.,
       AGED ABOUT 38 YEARS
       R/AT NO.21ST WARD
       BAGEPALLI-562 101
       CHIKKABALLAPUR DISTRICT.

9.     SRI. S N GOVINDAREDDY
       S/O LATE NANJAPPA
       AGED ABOUT 62 YEARS
       R/AT NO.873, 5TH MAIN ROAD,
       TULASI TALKIES ROAD
       CHOWDESHWARI LAYOUT
       MARATHAHALLI
       BANGALORE-560 037.

10 .   SRI. NARENDRA A.N.,
       S/O P NARASIMHAPPA
       AGED ABOUT 36 YEARS
       R/AT APPIREDDYHALLI VILLAGE,
       VARALAKONDA POST,
       SOMENAHALLI HOBLI
       GUDIBANDE TALUK-562 104.

11 .   SRI. MITHUN REDDY
       S/O LATE RAMESH C.,
       AGED ABOUT 34 YEARS
       R/AT DOOR NO.338,
       3RD CROSS, NAGAMMA LAYOUT
       BELLANDUR
       BANGALORE-560 103.

12 .   SRI. K. LAKSHMINARASIMHACHAR
       ALIAS MITTEMARI
       S/O KONDAMACHAR
       AGED ABOUT 42 YEARS
       R/AT MITTEMARI VILLAGE AND POST,
       BAGEPALLI TALUK -561 207
       CHIKKABALLAPUR DISTRICT.

13 .   SRI. SHREERAMA G V
       S/O VENKATARAYAPPA
       AGED ABOUT 27 YEARS
       R/AT NO.42 GONDIPALLI
       BHAGEPALLI TALUK, PATHAPALYA
                               4


       CHIKKABALLAPURA
       KARNATAKA-561 212.

14 .   SRI HARISHA M
       S/O MUTHRAYAPPA
       AGED ABOUT 32 YEARS,
       R/AT GUMMANAYAKANAPALYA GRAMA,
       THOLLAPALLI POST, PATHAPALYA HOBLI,
       BAGEPALLI TALUK-561212
       CHIKKABALLAPUR DISTRICT.
                                               ...RESPONDENTS

(BY SRI. JAYAKUMAR S. PATIL, SENIOR ADVOCATE FOR
    SRI. D.P. MAHESH COUNSEL., ADVOCATE FOR R1;
    R2, R3, R4, R6, R7, R9, R12 AND R13 ARE SERVED BUT
    UNREPRESENTED;
   R5, R11, R14 HELD SUFFICIENT)

      THIS ELECTION PETITION IS PRESENTED UNDER SECTIONS
80, 81, 100, 101 R/W SECTION 123 OF THE REPRESENTATION OF
PEOPLES ACT, 1951, BY SRI. C. MUNIRAJU PETITIONER-CANDIDATE
ALONGWITH HIS COUNSELS SRI. MANJUNATHA HIRAL, MRS.
ARPITHA ANANTHRAM H M, MS. ANUSHA B. REDDY AND MR. AKSHAY
MITHANTAYA (ADVOCATES FOR PETITIONER) BEFORE THE
REGISTRAR (JUDICIAL) ON 24.06.2023 (THE PROCEEDINGS OF
REGISTRAR (JUDICIAL) IS AT PAGE NO.5 OF THE PETITION),
CHALLENGING THE ELECTION OF RESPONDENT SRI. S.N.
SUBBAREDDY AND OTHERS, FROM 140-BAGEPALLI ASSEMBLY
CONSTITUENCY, 2023 TO THE KARNATAKA LEGISLATIVE ASSEMBLY
2023 AND THE PETITIONER PRAYS THIS HON BLE COURT TO -

i) SET ASIDE THE ELECTION OF THE RESPONDENT NO.1 TO THE 16TH
KARNATAKA LEGISLATIVE ASSEMBLY FROM 140 - BAGEPALLI
ASSEMBLY CONSTITUENCY.

(ii) DECLARE THE PETITIONER AS DULY ELECTED TO FILL THE SEAT
OF KARNATAKA LEGISLATIVE ASSEMBLY FROM 140-BAGEPALLI
ASSEMBLY CONSTITUENCY.

   THIS ELECTION PETITION HAVING BEEN HEARD AND RESERVED
ON 05.02.2026 FOR ORDERS, COMING ON FOR PRONOUNCEMENT
THIS DAY, MADE THE FOLLOWING:

CORAM:    HON'BLE MR JUSTICE M.G.S. KAMAL
                                  5


                           CAV ORDER

      Petitioner, who had unsuccessfully contested the election

to the 16th Karnataka Legislative Assembly Elections held on

10.05.2023 from 140-Bagepalli Assembly Constituency as a

candidate from Bharatiya Janata Party has filed the present

petition challenging the election of Respondent No.1, who was

declared elected in the said election as a candidate from Indian

National Congress and is seeking following reliefs:

            (i) To set-aside the election of the Respondent
            No.1 to the 16th Karnataka Legislative
            Assembly      from   140-Bagepalli     Assembly
            Constituency;

            (ii) Declare the petitioner as duly elected to fill
            the seat of Karnataka Legislative Assembly
            from 140-Bagepalli Assembly Constituency;

            (iii) Pass such other Order/s as this Hon'ble
            Court deems fit in the facts and circumstances
            of this case.

2. Brief facts of the case of the petitioner is as under:


2.1   That the Respondent No.1 in his Form 26 Affidavit filed

along with his nomination papers on 20.04.2023 has not

disclosed up-to-date details of all his assets and liabilities

including that of his wife and dependant daughter. That he has
                                 6


suppressed material information regarding various business

entities registered in his name and in the name of his wife. That

he has not disclosed details of all the properties owned by him

and his wife and dependant daughter. That he has claimed to

be the owner of the property which does not belong to him.

That he has not disclosed the true value of the properties. That

he has defaulted on several dues payable to the Statutory

Authorities.


2.2   That non-disclosure of the assets and liabilities of the

Respondent No1, his wife and the dependant daughter has

resulted in interference with the free exercise of electoral right

and thereby Respondent No.1 has committed corrupt practice

as contemplated under Section 123(2) of the Representation of

People Act, 1951 (hereinafter referred to as `R.P. Act', 1951 for

brevity).


2.3   That in view of non-disclosure and false information in

Form 26 Affidavit at Serial Nos. 4, 7 and 8, the Returning

Officer ought not to have accepted the nomination filed by the

Respondent No.1.
                                       7


2.4   That in view of suppression of the facts, election of

Respondent No.1 has materially affected the petitioner, as such

he is entitled to be declared as the returned candidate under

Section 101 of the R.P. Act, 1951.


2.5 At paragraph 16 of the petition, petitioner has enumerated

the details of non-disclosure of assets and liabilities and the

details of false information by Respondent No.1 in Form 26

Affidavit which are as under:

      I.     Non-disclosure of up-to- date account balance in respect
             of savings accounts of himself, his wife and daughter;

      II.    Non-disclosure of businesses and corresponding current
             account balance relating to Respondent No.1;

      III.   Non-disclosure of businesses and corresponding current
             account balance relating to Respondent No.1's Wife;

      IV.    Non-Disclosure of Loans advanced by the Respondent
             No.1;

      V.     False information in relation to agriculture properties at
             Sl. No. 7(B) (i) of Form 26 Affidavit with respect to lands
             owned by the Respondent No.1 and his daughter;

      VI.    Non-Disclosure in relation to agriculture properties at Sl.
             No. 7(B) (i) of Form 26 Affidavit relating to Respondent
             No.1's Wife:

      VII. Non-Disclosure of Non-Agriculture Properties at Sl. No.
           7(B) (ii) of Form 26 Affidavit relating to Respondent
           No.1;

      VIII. False Information in relation to valuation of Properties at
            Sl. No.7 of Form 26 Affidavit;

      IX.    Non-Disclosure of GST dues at Sl. No.8 of Form 26
             Affidavit;
                                      8



      X.    Non-Disclosure in relation to late fee due and payable by
            the Respondent No.1 under Section 47 of CGST Act;

      XI.   Non-Disclosure of Assets in relation to Bhagini
            Hospitalities Private Limited wherein the Respondent
            No.1 and his wife are the Directors:

      XII. False Declaration of Income Tax Return at Sl.No.4 of
           Form 26 Affidavit in relation to Respondent No.1 and his
           wife;

      XIII. Non-Disclosure of Offshore Assets of Respondent No.1;

      XIV. Respondent No.1 has indulged in Corrupt Practice as
           defined under Section 123 (1) of the RP Act;

      XV. Non-Disclosure of Statutory Dues at Sl. No. 8 in respect
          of properties declared at Sl.No.7 of Form 26 Affidavit;


2.6   At paragraphs 17 to 82 of the petition, petitioner has

provided details of each of the non-disclosure/ false information

enlisted above. The same are dealt with in this order while

adverting to issues framed.


2.7   At paragraph 83 petitioner has contended that in view of

non-disclosure and false information, the Returning Officer

ought not to have accepted the nomination.


2.8   At paragraph 84 it is contended that if the fact of non-

disclosure and false information was made known to the

voters/electors     they    would    have     definitely   rejected     the

candidature of the Respondent No.1. The same has materially
                                9


affected the election of Respondent No.1. As such, petitioner is

entitled to be declared as returned candidate under Section 101

of the R.P. Act, 1951.

Contending as above, petitioner has sought for allowing of the

petition.


WRITTEN STATEMENT:

3.    In his written statement Respondent No.1 while denying

the petition averments and allegations, referring to Section 83

of the R.P. Act, 1951, contended that the election petition shall

contain concise statement of material facts and particulars.

That the petition does not set forth full particulars of all the

alleged action and omissions said to have been committed by

the elected candidate.


3.1   That an election can be set aside only on the grounds

provided under Section 100 of the R.P. Act, 1951. Corrupt

practice is one such ground provided under the said provision

and the same is provided under Section 123 of the R.P. Act,

1951. The facts pleaded and particulars stated in the election

petition do not constitute "corrupt practice" under Section 123

of the R.P. Act, 1951.
                                10



3.2    That the Respondent No.1 has not committed any corrupt

practice. That he has disclosed all the assets and liabilities as

required in Form 26 Affidavit at the time of filing of the

nomination.   That he has neither suppressed any information

nor furnished any false information in Form 26 Affidavit.


3.3 That there is no requirement of disclosure of assets and

liabilities in Form 26 affidavit under Section 33 and 33A of the

R.P. Act, 1951. That the requirement of disclosure is traceable

to the direction issued by the Election Commission of India and

the judgment of the Apex Court affirming such direction. Non-

disclosure or faulty compliance of this requirement is not a

ground for setting aside an election under Section 100 of the

R.P. Act, 1951.


3.4   Adverting to paragraph 16 of the election petition, it is

contended that though the petitioner has enumerated totally 15

items in relation to alleged non-disclosure or false information

in Form 26 Affidavit of the Respondent No.1, petitioner has not

furnished the complete details and the material for any of the

alleged non-disclosure.
                                11



3.5   As regards allegation of non-disclosure of up-to-date

account balance in respect of Savings Account of Respondent

No.1, his wife and   dependant daughter, it is contended that

immediately after release of Press Note by his political party on

25.03.2023    selecting   candidates   for   124   constituencies

including the present constituency, Respondent No.1 started

preparing the Form 26 Affidavit giving the details of the bank

accounts of himself and his wife and daughter upto 31.03.2023.

Though, the same was filed on 20.04.2023, there was no

suppression of any details in that regard.


3.6 As regards the allegations of non-disclosure of business and

corresponding current account balance relating to Respondent

No.1 as well as his wife, it is contended that though Form 26

Affidavit does not require disclosure of current account details,

however, the total amount in account is disclosed. These being

the business accounts of proprietary concern of the Respondent

No.1, the total amount put together is shown in the Form 26

affidavit.

3.7   As regards the allegation of non-disclosure of the loan

advanced by Respondent No.1 to Smt.Suma Ranganath and
                                   12


Sri.Y.A.Narayanaswamy it is contended that the Respondent

No.1 had given a personal loan to Smt.Suma Ranganath on

06.03.2020. Since the same is treated as a bad debt since

barred by time, it has not been disclosed.


3.8    That the entire loan amount which was advanced to said

Y.A.Narayanaswamy has been repaid. After that no monetary

transactions have taken place between Respondent No.1 and

Y.A. Narayanswamy and the loan account is closed. Therefore,

there is no mention about such details.


3.9     As regards the allegation of false information in relation to

agricultural properties at Sl.No.(7)B(i) in Form 26 Affidavit with

respect to lands owned by Respondent No.1 and his daughter, it

is    contended   that   though   inadvertently   Sy.No.21   is   not

mentioned,      Respondent No.1 has purchased two items i.e.

Sy.No.19 measuring 2 acres 32 and             22 and 1/2 guntas,

Sy.No.21 measuring 2 acres 22 and 1/2 guntas, under the deed

of sale dated 09.03.2006 registered on 10.03.2006 for a total

sale consideration of Rs.10,00,000/-. That total value of both

the items of the property was Rs.11,00,970/- and the same is

shown in the Form 26 Affidavit of Respondent No.1. There is no
                               13


deliberate intention for Respondent No.1 in not disclosing the

details of Sy.No.21 of Basabathanahalli Village, Hosakote Taluk,

Bangalore District.


3.10 Regarding the allegation pertaining to non mentioning of

survey numbers at Sl.No.(7)B(i)(d), it is stated that Respondent

No.1 by oversight has mentioned Sy.No.15 instead of Sy.No.5

to which he is the owner. That it was only a typographical error

and Respondent No.1 has not done the same deliberately. That

land in Sy.No.5 of the Basabathanahalli Village, Hosakote Taluk,

is measuring 38 guntas and 1 gunta of kharab land. Whereas,

land in Sy.No.15 is measuring around 3 acres 15 guntas and

the Respondent No.1    is not the owner of the same, which is

evident from the RTC produced by the petitioner himself. That

total extent of land in Sy.Nos. 13, 16, 20, 19, 17, 18 and 5 is

19 acres 11 and a half guntas which is the actual extent

declared by Respondent No.1 in Form 26 Affidavit. Though

inadvertently instead of Sy.No.5, Sy.No.15 is mentioned the

total extent shown by the Respondent No.1       tallies with the

extent owned by him.
                                    14


3.11   Adverting to allegation with respect to land bearing

Sy.No.9/1   measuring      1   acre      37    guntas    situated   at

Chinnakayalapalli   Village,   Bagepalli      Taluk,    Chikkaballapur

District, it is contended that said Srinivas Reddy is the brother

of Respondent No.1, as there are certain inter se disputes

between Respondent No.1 and his brother with regard to

sharing of the properties, the same is shown in the affidavit as

the property of Respondent No.1.


3.12   As regards the allegation of non-disclosure of          land in

Sy.Nos.173, 174, 138/2, 158/2, 172 and 157 of Kothakote

Village, it is contended that the land has been recently

converted   from    agricultural    to   non-agricultural   purposes.

Respondent No.1 has by oversight shown the above said lands

as agricultural lands. That since no non-agricultural activities

have taken place, the said land is shown as agricultural land.

There is no suppression of any information.


3.13 As regards the allegation of non-disclosure of acquisition

of property relating to the wife of the Respondent No.1, it is

contended that his wife under two deeds of sale, both dated

09.11.2011 has purchased an extent of 1 acre 8 guntas and 1
                                15


acre 27 guntas of land in Sy.No.12 of Basabathanahalli Village,

Hosakote Taluk, Bengaluru Rural District. That apart from the

said 2 acres 35 guntas of and no other extent is owned by her.


3.14 As regards allegation of non-disclosure of non-agricultural

properties at Sl.No.(7)B(ii) of Form 26 Affidavit relating to

Respondent No.1, it is contended that there is a dispute

between the Respondent No.1 and his brother Srinivas Reddy

with respect to Sy.No.138/1 which was a self-acquired property

of the deceased father of Respondent No.1. Hence the same is

not disclosed in Form 26 Affidavit.


3.15 As regards the allegation of Respondent No.1 declaring

he owning 8 acres of land in Sy.No.32/1 and not declaring

other extent of 8 acres of land owned by him in Sy.No.32/9 of

Chokkanahalli, it is contended that      Respondent No.1 has

purchased only 8 acres of land in Sy.No.32/1 of Chokkanahalli

Village, Yelahanka under deed of sale dated 15.01.2009. Apart

from the above 8 acres in Sy.No.32/1, no other extent is owned

by Respondent No.1. He is not the owner of land in Sy.No.32/9.
                                   16


3.16   As regards the allegation of Respondent No.1 furnishing

false information in relation to valuation of properties in Sl.No.7

of Form 26 Affidavit, it is contended that Respondent No.1 has

furnished the correct valuation of the properties and has not

undervalued any properties.


3.17 As regards the allegation of non-disclosure of GST dues at

Sl.No.8 of Form 26 Affidavit it is contended that the payment

and penalty or late fee arises only when there is a demand from

the statutory authorities and as there was no demand or notice

from the competent authorities, the same would not be

disclosed in Form 26 Affidavit.


3.18 As regards the allegation of non-disclosure of the assets

in relation to Bhagini Hospital's Pvt. Ltd., of which Respondent

No.1 and his wife who are the directors, it is contended that

Bhagini Hospital Pvt. Ltd. is a company, details of which are not

required to be disclosed in Form 26 Affidavit. What is required

under law to be disclosed with regard to a private limited

company has been disclosed in Form 26 Affidavit. Hence there

is no suppression or non-disclosure of the assets and liabilities.
                                 17


3.19 As regards the allegation pertaining to false declaration of

income tax returns at Sl.No.4 in Form 26 Affidavit, it is

contended that Respondent No.1 has furnished all the details

and there are no false declaration in respect of income tax

returns at Sl.No.4. It is the responsibility of the company to file

its financials and annual returns and the same is not required to

be disclosed by the Respondent No.1 in Form No. 26 affidavit.

Hence the allegations are denied.


3.20   As regards the allegation of non-disclosure of offshore

assets of Respondent No.1, it is contended that neither does the

Respondent No.1 own any assets in the foreign country nor

does he hold any deposits in the foreign banks.


3.21    As regards the allegation on the Respondent No.1

indulging in the corrupt practice as defined in Section 123(1) of

the R.P. Act, 1951, it is contended that based on a false

complaint,   FIR   came    to   be   registered.   After   thorough

investigation into the complaint, the jurisdictional police have

submitted their final report/`B' report to the effect that

Respondent No.1 has not offered any illegal gratification or

attempted to induce any electors to vote in his favour. The `B'
                                18


report was submitted to the Civil Judge at JMFC, Bagepalli

which was accepted by the Court on 07.10.2023. Perusal of the

report discloses that a false complaint was lodged and the same

did not disclose any cause of action much less the corrupt

practice contemplated under Section 123(1) of the R.P. Act,

1951.


3.22     As regards the allegation of non-disclosure of the

statutory dues at Sl.No.8 in respect to properties declared at

Sl.No.7 of the Form 26 Affidavit, it is contended that as there

was no demand notice from the authority there was no need to

disclose the same in the Form 26 Affidavit.


3.23 As regards averment in paragraph 83 of the petition, it is

contended that petitioner has not averred the material facts and

has also not produced the material particulars as to how the

Respondent No.1 has interfered with the free exercise of the

electoral right and how it has materially affected the election in

question.


3.24    As regards allegation regarding improper acceptance of

nomination, it is contended that the Returning Officer has
                                   19


rightly accepted the nomination of Respondent No.1 after

scrutiny and after ascertaining that the Respondent No.1 has

furnished all the details as required under law.


3.25 It is further contended the Respondent No.1 has won the

present election with a margin of 19,179 votes. That the total

votes secured by Respondent No.1 is 82,128 and total votes

secured by the petitioner is 62,949. When the Respondent No.1

has secured margin of 19,179 votes petitioner nowhere in the

petition has averred as to how the alleged suppression would

have materially affected the result of the election and how he

would have got such a majority votes because of alleged non-

disclosure. When such material facts are lacking in the petition

the same is liable to be dismissed.


ISSUES:


4. Based on the pleadings, this Court has framed the following

issues:

          "(1) Whether the petitioner proves that the
          Respondent No.1 has given a false declaration and has
          failed to disclose the assets and liabilities in his Form
          26 Affidavit as alleged in paragraphs 16 to 80 of the
          election petition?
                                  20


        (2) Whether the petitioner proves that the false
        declaration and non-disclosure of the assets and
        liabilities by the Respondent in Form 26 affidavit as
        alleged in the election petition amounts to corrupt
        practice as contemplated under subsection (1) and
        subsection (2) of Section 123 of the Representation of
        Peoples Act, 1951, materially affecting the result of
        election?

        (3) Whether Respondent No.1 proves that he has
        substantially complied with the requirement of
        disclosure of assets and liabilities in his Form 26
        Affidavit and that false declaration and non-disclosure
        of the assets and liabilities as alleged by the petitioner
        is not a ground for setting aside the election under
        Representation of Peoples Act, 1951?


        (4) Whether the petitioner has made out a case for
        grant of reliefs as sought for?

        (5) What order?"
ADDITIONAL ISSUE:

       "Whether the acceptance of nomination papers of
       Respondent No.1 by the Returning Officer is
       improper?"

5.   Petitioner has examined himself as PW1 and has also

examined     another        witness,    Smt.Lakshmi        Devi-Joint

Commissioner of BBMP as PW.2. Petitioner has produced 48

documents   marked     as     Ex.P1    to   Ex.P48.   During    cross-

examination of PW1 seven documents have been confronted

and marked as Ex.R1 to Ex.R7. Through, PW2 documents at

Ex.P49 to Ex.P121 have been marked. Respondent No.1 has
                                 21


examined himself as RW1 and has exhibited 14 documents

marked as R1 to R14.


      FINDINGS ON THE ISSUES:

      Issue No.1 - Partly affirmative

      Issue No.2 - Partly affirmative

      Issue No.3 - Partly affirmative

      Issue No.4 - Partly affirmative

      Additional Issue: In the negative


SUBMISSIONS:

6. Smt.Nalina Mayegowda, learned Senior counsel appearing for

the petitioner taking this Court through the records and the

depositions submitted that;


6.1   Admittedly Respondent No.1 has not disclosed the            up-

to-date account balance in Sl.No.(7)A(ii) of Form 26 Affidavit.

That the Respondent No.1 was required to disclose account

balance in the current accounts. That the Respondent No.1 was

having business transactions in the names of five entities

namely; (1) R and R Bar and             Restaurant,     (2) Bhagini

Residency,   (3)   Srinivasa   Wines,   (4)   Bhagini   Palace,   (5)

Wholesale Liquor Proprietorship Concern. Similarly, wife of
                                   22


Respondent No.1 having business in the name and style of 'Mini

Bar and Restaurant'. That neither the names of these business

entities nor the current account status for the said business

entities have been disclosed either under Clause (7)A(ii) or

(7)A(iii) of the Form 26 Affidavit.


6.2    Referring to Master Circular dated 01.07.2009, issued by

the Reserve Bank of India produced along with written synopsis

as per Annexure-B, she submitted that the deposit account

includes Savings Account, but does not exclude any other type

of    deposit   account,   such   as   Current   Account.    That    the

contention      of   the   respondent     No.1    with      regard    to

announcement of candidature on 25.03.2023 so also the date of

election i.e., 10.05.2023 is immaterial for the purpose of

disclosure of the account balance. The objective is to provide

up-to-date information vis-à-vis assets and liabilities. Even the

cross-examination of RW.1 discloses that there is categorical

admission of the current account balance not having been

disclosed.


6.3 That at Sl.No.(7)B(i) of the Form 26 Affidavit, there are

false information regarding agricultural properties         which has
                                23


been admitted by the Respondent No.1. The agricultural

properties in question were converted way back in the year

2022, as such denoting them as agricultural property with a

lesser valuation was deliberate.


6.4 That annual returns of aforesaid five business concerns in

Form No.GSTR-9 was not filed for the year 2020-2021 onwards

and GSTR-3B in relation to Srinivasa Wines was filed belatedly

for two months as such late fee was due and the same was not

disclosed. That Section 44 and 47 of the CGST Act stipulates

that the GSTR-9 are to be filed for each of financial years within

the due date prescribed. That the conduct of Respondent No.1

in filing the return subsequent to filing of the election petition

and suppressing such information in pleading shows malafide

intent.


6.5 That there are no pleading to the effect that due to COVID

situation or for possible waiver of GST, returns were not filed.

That intention is immaterial. That financial statements/annual

returns for the period beyond 31.03.2020 were not filed as on

the date of filing of the nomination. That the allegation made

stands proved as the same has neither been denied nor
                                   24


rebutted. Similar is the situation with regard to income tax

returns not having been filed which is neither denied nor

rebutted.


6.6 That as per the details at Sl.No.(7)B(ii), Respondent No.1

and his wife own 6 non-agricultural properties, 8 commercial

buildings, 2 residential properties.       Respondent No.1 has not

paid the property tax in respect of the said properties as

evidenced by the documents produced through PW.2 as per

Exs.P57 to 60, 67 to 72, 80 to 84, 94 to 96, 106 to 108, 118 to

120.   However, a false declaration is made that there are no

dues towards the property tax.               That the contention of

Respondent No.1 that since there was no demand, the same

was declared as 'Nil' is incorrect in the light of provisions of

Sections      2(41),   144(8)   and    148    of   Bruhat     Bengaluru

Mahanagara Palike Act, 2020 wherein it is an obligation of the

land owner to pay the property tax as and when it becomes

due. Absence of demand does not mean that the property tax

was not due.


6.7    That    though    the    property     tax   to   the    tune   of

Rs.1,09,04,478/- paid during August 2023 and Rs.24,30,447/-
                                  25


was paid on 24.07.202, in the Written Statement to this petition

which was filed on 05.12.2023, there is no whisper of property

tax being due or paid subsequent to the election. That in the

cross-examination at paragraphs 49 and 50 Respondent No.1

has attempted to mislead. In the background of pleading,

documents, evidence and the cross-examination, the ground

urged by respondent No.1 of COVID-19 and the purported

oversight for payment of property tax cannot be accepted.


6.8 That admittedly, there are series of errors in non-disclosure

and false information by the Respondent No.1, which cannot be

accepted being mere technical or due to oversight.           That

Respondent No.1, who has not disclosed his account balance,

properties held by him and his dependents, who has neither

filed financial returns nor has paid the property tax and has

sworn to affidavit, is clearly guilty of corrupt practice.


6.9 That non-disclosure of assets and source and income would

amount to 'undue influence' a corrupt practice under Section

123(2) of R.P. Act, 1951. That even if one vote was secured by

returning candidate by indulging in corrupt practice, it is

sufficient to hold the election of the said returned candidate as
                                  26


void. That single corrupt practice committed by the returned

candidate is sufficient to set aside the election.


6.10 Relying upon the provisions of Section 101(b) of R.P. Act,

1951, she submitted that since the Respondent No.1 is guilty of

corrupt practice, petitioner in addition to being entitled for relief

of declaration of election of Respondent No.1 to be void, he is

also entitled to be declared himself duly elected.


6.11 Following judgments are relied upon by the counsel for the

petitioner in justification of the aforesaid contentions:


      1. RUKMINI MADEGOWDA Vs. KARNATAKA STATE
         ELECTION COMMISSION reported in (2022) 18 SCC 1.

      2. UNION OF INDIA Vs. ASSOCIATION FOR DEMOCRATIC
         REFORMS AND OTHERS reported in (2002)5 SCC 294

      3. LOK PRAHARI Vs. UNION OF INDIA reported in (2018)
         4 SCC 699.

      4. PEOPLE'S UNION FOR CIVIL LIBERTIES (PUCL) Vs.
         UNION OF INDIA, reported in (2003) 4 SCC 399.

      5. AJMERA SHYAM Vs. KOVA LAXMI         AND OTHERS,
         reported in 2025 SCC ONLINE SC 1723.

      6. KARIKHO KRI. Vs. NUNEY TAYANG AND OTHERS,
         reported in 2024 SCC ONLINE SC 519.

      7. KISAN SHANKAR KATHORE Vs. ARUN DATTATRAY
         SAWANT AND OTHERS reported in (2014) 14 SCC
         162.
                                27


        8. VISHWANATHA REDDY Vs. KONAPPA RUDRAPPA
           NADGOUDA AND OTHERS reported in 1968 SCC
           ONLINE SC 20.

        9. SYEDA NOOR FATIMA ZAIDI Vs. HEENA UROOZ AND
           OTHERS reported in 2024 SCC ONLINE SC 4104.

        10. RAHIM KHAN Vs. KHURSHID AHMED AND OTHERS
           reported in (1974) 2 SCC 660.


7. Sri.Jayakumar S. Patil, learned Senior Counsel appearing for

the Respondent No.1, taking this Court extensively through the

records and the provisions of the R.P. Act, 1951, submitted

that;


7.1     The allegations of "corrupt practice" as defined under

Section 123 of the R.P. Act, 1951 must be pleaded with

precision and the evidence in that regard shall be beyond

reasonable doubt. Element of mens rea should be pleaded and

proved so as to constitute a corrupt practice. That the petitioner

except contending that Respondent No.1 has committed corrupt

practice, undue influence there is no pleading or evidence as

required under law.


7.2 Referring to Sections 123, 125A and Section 79 of R.P. Act,

1951, definition of "electoral right", learned Senior Counsel

submitted that from the provisions it is clear that in order to
                                 28


allege corrupt practice of undue influence, petitioner has to

plead and prove as to how the returned candidate has directly

or indirectly interfered with electoral rolls with an intent to get

elected.


7.3   Referring to the judgment of the Apex Court in the case of

KRISHNAMOORTHY Vs. SHIVAKUMAR reported in (2015) 3

SCC 467, more particularly at paragraph No.58, it is submitted

that what is required to be considered is whether the returned

candidate has done any act which is intended to interfere with

the free exercise of the electoral rights with an intent to get

elected in an election and that will be the true and effective test

to decide whether the candidate is guilty of the undue influence

or not.


7.4   That there should be a greater significance to the words

"direct" and "indirect" "interference" or "attempt to interfere" as

free exercise of electoral rights has a nexus with the direct or

indirect interference or attempt to interfere. That the petitioner

is required to prove the intentional suppression or mens rea to

allege corrupt practice of undue influence which is not present

in the instant case.
                                 29



7.5 The petitioner has not pleaded as to how the Respondent

No.1 has interfered with the electoral right that is to vote or

refrain from voting at an election by any electoral.


7.6 As regards acceptance of nomination, it is contended that

in terms of Section 36 of the R.P. Act, 1951, which deals with

scrutiny of nomination, all that requires to be looked into while

scrutiny of nomination is whether there was any defect which is

substantial   in nature and whether the nomination is in

consonance with Section 33 and Section 33(A) of the R.P. Act,

1951. That once the nomination is filed and the same is in all

aspects is in accordance with Section 33 and Section 33A of the

R.P. Act, 1951, same cannot be termed as an improper

acceptance of nomination. The Returning Officer cannot reject

any nomination on the ground of defect which is not substantial

in character. That examination of acceptance of nominations,

even before the Election Tribunal should be strictly confined to

the parameters prescribed under Section 36(4) of the R.P. Act,

1951. If at all if there are any alleged defects in the nomination

paper, the same can be examined with reference to Section

100(1)(d)(iv) of   R.P.   Act, 1951, which deals       with   non-
                                30


compliance of the provisions of the Constitution or the Act or

the Rules or Order.


7.7 Referring to paragraph 9.10.2 of the Judgment of the Apex

Court in the case of Ajmera Shyam (supra) it is contended

that the acceptance of nomination of the Respondent No.1 was

proper and admittedly there was no objection either by the

petitioner or by any other candidate at the stage of scrutiny

pointing out any defect in the nomination paper of the

Respondent No.1. That unless defects which are substantial in

character are found, the Returning Officer is bound to accept

the nomination and the same cannot be construed as improper

acceptance.


7.8   That even assuming that there are alleged deficiencies

which are not substantial in character, the same do not fall

under the category of improper acceptance of the nomination

under Section 100(1)(d)(i) of the R.P. Act, 1951. On the other

hand it falls under the category of non compliance with

statutory provisions of Section 100(1)(d)(iv) of R.P. Act, 1951.
                                31


7.9    In response to reliance placed by the learned Senior

counsel for the petitioner on to the judgment of the Apex Court

in the Lok Prahari's case wherein it has been held that the

non-disclosure of the assets and liabilities amounts to corrupt

practice of undue influence, on the premise that the logic

adopted in Krishnamoorthy's judgment is applicable even in

respect of non-disclosure of the assets and liabilities, he

submitted that the same is without reference to the facts and

the context of Krishnamoorthy's case. It is contended that in

the case of Krishnamoorthy, the Apex Court has carefully

formulated the principles and category of the cases to which the

corrupt practice of undue influence would apply. Referring to

paragraph 94 of the said judgment, it is contended that the

Apex Court has categorically held that the question of undue

influence would arise only if returned candidate has not

disclosed criminal antecedent especially pertaining to heinous or

serious offences or the offences relating to corruption or moral

turpitude and not in other cases.


7.10   That the Apex Court in the case of Ajmera shyam

(supra) as well as in the case of Karikho kri (supra) has held
                                 32


that when there is a substantial compliance and defect are

inconsequential in nature, election cannot be set aside. That the

Apex Court has further clarified the legal position with regard to

requirement of disclosure of criminal antecedent and disclosure

of assets and liabilities. That the Apex Court has also laid down

the legal principles in the said judgment.


7.11 That in the light of the parameters set down by the Apex

Court in the aforesaid decisions, the Respondent No. 1 has

disclosed his assets and liabilities substantially and there is no

false declaration, suppression or non-disclosure. That the

Respondent No.1 has declared his income worth several ₹100

crores. The alleged non-disclosure is of a negligible amount.

The same cannot be considered as a factor which would have

directly or indirectly caused effect or interference in the election

of the Respondent No.1. Electorate have reposed confidence

and faith in Respondent No.1 and have elected him for the third

time with a margin of 19,179 votes considering his good work

and reputation. There has been no allegations of malpractice,

corrupt practice or providing false information in entire political

career of Respondent No. 1.
                                33


7.12 As regards, the relief of declaration sought for by the

petitioner to declare himself as duly elected, he submitted that

there is no material pleading/averments in the election petition

as to the number of votes which have been casted in favour of

Respondent No.1, that would have gone in favour of the

petitioner. That in the absence of any such pleadings and proof,

petitioner is not entitled for such a relief. In any event, such a

relief cannot be granted when there are more than two

candidates for one seat.


7.13 Relied upon the following judgments in support of his

submissions:

      1.    VISHWANATH REDDY Vs. KONAPPA RUDRAPPA
            NADAGOWDA reported in 1968 SCC Online SC 20

      2.    VATAL NAGARAJ Vs. R. DAYANAND SAGAR reported
            in (1975) 4 SCC 127

      3.    THIRU JOHN Vs. THE RETURNING OFFICER AND
            OTHERS reported in (1977) 3 SCC 540

      4.   D.K.SHARMA Vs. RAM SHARAN YADAV AND OTHERS
            reported in 1993 Supp (2) 117

      5.    PRAKASH KHANDRE Vs. DR. VIJAY KUMAR
            KHANDRE AND OTHERS reported in (2002) 5 SCC
            568

      6.    MUNIRAJU GOWDA P.M. Vs. MUNIRATHNA AND
            OTHERS reported in (2020) 10 SCC 192
                                     34


      Hence, sought for dismissal of the petition.

Regarding Issue Nos.1 and 3:

8.    These    two    issues    are      taken   up   for   analogous

consideration as they are interconnected.

8.1   Non-disclosure of up-to-date account balance by
      the Respondent No.1 in respect of savings account
      of himself, his wife and daughter as on the date of
      filing of Form 26 Affidavit on 20.04.2023:


8.1.1 Allegation:       That in the Form 26 Affidavit-Ex.P4,

Respondent No.1 has disclosed Savings Bank account balance

of himself, his wife and daughter only till 31.03.2023 though

Form 26 Affidavit was filed on 20.04.2023. There is no

disclosure of savings account balance for the period of 20 days.


8.1.2 Response: According to the Respondent No.1, the

elections   were   notified    on   29.03.2023.       His   name   was

announced by his political party on 25.03.2023. Soon thereafter

he had started preparation of Form 26 Affidavit which events

fell during the end of financial year 2022-2023 ending on

31.03.2023.    Therefore, he has furnished details only upto

31.03.2023.
                                35


8.1.3 Evidence: Sl.No.(7)A(ii) of Form 26 Affidavit- Ex.P4

contains Savings Bank account details of Respondent No.1 and

his wife only upto 31.03.2023. The explanation given by the

Respondent No.1 in written statement has not been rebutted.

Even during cross-examination nothing is elicited in this regard.


8.1.4 Discussion/Analysis: There is no dispute that neither in

the R.P. Act, 1951 nor Rules nor even in the Form 26 Affidavit,

is there any mention or explanation with regard to what is "up-

to-date"? Learned Senior Counsel appearing for the petitioner

referring to Section 79(b) of the R.P. Act, 1951, with regard to

definition of "Candidate" and submitted that a person would be

a candidate who has been duly nominated as such at any

election. She also refers to Section 77 of the R.P. Act, 1951, to

contend that once a person is declared as a candidate, he is

required to either himself or by his election agent keep a

separate and correct account of all expenditures in connection

with the election incurred or authorized by him or his agent

between the date on which he has been nominated and the

date of declaration of the result. Therefore, she insists that the

term "up-to-date" shall be construed as the date on which he
                                 36


had been nominated for election. As such, the Respondent No.1

was required to give his account details till the date he was

nominated. On the other hand learned Senior counsel appearing

for Respondent No.1 contended that since a press note was

issued by his political party selecting candidates for the election

including the name of the Respondent No.1 on 25.03.2023 it is

the said date which has to be taken into consideration. In any

event, he submitted that since there is no specific provision in

this regard either in the R.P. Act, 1951, or in the Rules, the

allegation of violation in this regard is unfounded.


8.1.5 Conclusion: Admittedly, the Savings Bank accounts

balance of Respondent No.1, his wife and daughter have been

disclosed in Ex.P4 upto 31.03.2023. Petitioner has neither

pleaded nor brought on record any material to show that there

was any addition to the Savings Bank accounts balance of

Respondent No.1 and his wife         between 31.03.2023 and the

date of filing of nomination on 20.04.2023 i.e., for a period of

20 days.   As such, this Court do not see any substantiality in

this allegation of non-disclosure of Saving Bank accounts

balance.   Petitioner has thus failed to prove this allegation.
                                 37


Respondent No.1 has proved substantial compliance in this

regard.


8.2    Non-disclosure of business and corresponding
       current account balance account relating to
       Respondent No.1 and his wife:

8.2.1 Allegations: Under this head, it is alleged that the

Respondent No.1 holds total of nine Goods and Service Tax

Identification Numbers (GSTIN), out of which five GSTINs are

shown to be ''active'' and remaining four to be shown

''inactive''. Five active GSTINs are relatable to; (1) R and R Bar

and Restaurant, (2) Bhagini Residency, (3) Srinivasa Wines, (4)

Bhagini Palace, (5) Wholesale Liquor Proprietorship Concern.


8.2.2 Similarly, it is alleged that wife of Respondent No.1 holds

three GSTINs being associated with her PAN number. Two out

of said three GSTINs are inactive and only one GSTIN is shown

to be active.   One GSTIN which is active and relatable to the

wife   of   Respondent   No.1   is   "Mini   Bar   and   Restaurant",

Baiyappanahalli, M.S. Nagar, Bengaluru, which is shown to be

active signifying that the wife of Respondent No.1 being

proprietor of the said business.
                                        38


8.2.3 That Respondent No.1 in his Form 26 affidavit at

Sl.No.(7)A(ii) as well as Sl.No.(7)A(iii), has not only failed to

disclose the corresponding account balance of current accounts

through which business transactions are carried out by him and

his wife relating to aforesaid proprietorship concerns but has

completely suppressed their existence altogether.


8.2.4 That at Sl.No.(7)A(iii) he has merely disclosed he and his

wife having interests in four entities namely; (1). Bhagini

Hospitalities    Pvt.    Ltd.,   (2)   Bhagini   Enterprises   (3)   S.S.

Enterprises and (4) Bhagini Group of Hotels (5) having share in

Sreenidhi Souharda Sahakari Bank Niyamitha and (6) Bharath

Co-operative Bank.


8.2.5   Further at Sl.No.(7)A(iii) of the Form 26 Affidavit it is

mentioned       that    Respondent      No.1   having   working    capital

investments in Bhagini Group of Hotels to the tune of

Rs.18,20,40,680/-          excluding        immovable     assets      and

corresponding loan amount outstanding. However, particulars of

immovable assets and corresponding loans in relation to

Bhagini Group of Hotels are not disclosed.
                                         39


8.2.6       Response:     Respondent         No.1   has     contended      that

Sl.No.(7)A(ii) of Form 26 Affidavit merely requires disclosure of

details with respect to deposit in bank accounts (FDRs, Term

Deposits and all other types of deposit including Savings

accounts), deposits with financial companies and Co-operative

Societies and amount in each deposits. Similarly, Sl.No.(7)A(iii)

requires details of investments in Bond, debentures/ shares and

units in companies/mutual funds and others. That Sl.No.(7)A(ii)

does not require disclosure of current account details. That

though there is no such requirement of disclosing details of

current account in Form 26 Affidavit, total amount held by him

and his wife in the accounts is disclosed which is the amount

held in the business accounts of the proprietary concerns as

well.

8.2.7 Evidence: At Sl.No.(7)A(ii) of Form 26 Affidavit indicate

that the Respondent No.1 has given the details only with regard

to Saving Bank accounts of himself and his wife.

        Savings bank accounts details of Respondent No.1 are as under:

        1    Axis Bank, Marathahalli,                     Rs.54,30,822/-

        2    HDFC Bank, Old Madras Road                    Rs.3,21,977/-

        3    Indian Overseas Bank, Koramangala              Rs.66,035/-
                                          40



        4    Srineedhi Souhardhya Sahakari Bank             Rs.24,558/-
             Niyamitha, Bommanahalli,

        5    State Bank of India, Marathahalli            Rs.7,15,553/-

        6    Karnataka     Cooperative   Apex    Bank     Rs.4,02,823/-
             Ltd.,

        7    Corporation Bank, Bagepalli                        Rs.47/-

        Savings Bank accounts details of Respondent No.1's wife are as
        under:

        1      Axis Bank, Marathahalli                     Rs.62,752/-

        2      HDFC Bank, Old Madras Road                Rs.1,04,472/-

        3      Srineedhi Souhardhya Sahakari            Rs.40,33,927/-
               Bank Niyamitha, Bommanahalli,

        4      Canara Bank                                Rs.1,46,129/-




8.2.8 There are no details as to whether the aforesaid balance

amounts include the current account balance pertaining to the

business accounts of either of Respondent No.1 or his wife.


8.2.9       Perusal   of     details     of   account   particulars       under

Sl.No.(7)A(iii) of Form 26 Affidavit indicate that the Respondent

No.1, has given the details as follows;


            (i) Bhagini Hospitalities Pvt. Ltd., Equity Shares held by
            him and his wife i.e., valued at Rs.9,00,50,000/- and
            Rs.5,50,000/- respectively.
                                   41


        (ii) He has also disclosed Partners' Capital Account with
        respect    of   Bhagini        Enterprises   in   a   sum   of
        Rs.33,69,426/- as on 31.03.2023.


       (iii) S.S Enterprises Partner's Capital Account in a sum
       of Rs.73,01,062/- held by him and Rs.47,44,375/-
       held by    his wife.


       (iv) Net Working Capital Investment in Bhagini Group
       of Hotels, he has disclosed Rs.18,20,40,680/- held by
       him excluding immovable assets and corresponding
       loans.


       (v) He has also disclosed shares held by him in
       Sreenidhi Souhardha Sahakari Bank Niyamitha valued
       at Rs.5,53,450/- and shares held by his wife in the
       said bank valued at Rs.1,500/- and has also shares held
       by him in Bharath Co-operative Bank ltd., valued in a
       sum of Rs.10,00,000/- and his wife holding shares of
       Rs.5,000/-.


8.2.10 During the cross-examination while answering question

Nos. 8, 9, and 10 Respondent No.1 has admitted that he and

his wife are into Hotel and Liquor businesses. While answering

question Nos.21, 22 and 23, he has admitted that he has not

furnished the details of the current account pertaining to

aforesaid proprietary business concerns belonging to him and
                                    42


his wife, though both hold current and saving accounts. Though

he claims that he has disclosed the money transactions

pertaining to both Savings Bank Account and Current Accounts

at Sl.No.(7)A(ii) of his Form 26 Affidavit the reference therein is

only to the Savings Bank accounts and not to the current

accounts as noted above. Relevant portion of his deposition is

as under;

      7.    I have been doing hotel and liquor business.

      8.    The said business is looked after by my son and other
            employees.

      9.    My son is on his own.       My wife and daughter are
            dependants.

      10.   Both of them own properties.      My wife is also doing
            hotel business.

      21.   It is true to suggest that I have not furnished details of
            current account held by me and my wife.

      22.   The proprietary business of myself and my wife hold
            both current and savings account.

      23.   I have disclosed the money transaction pertaining to
            both saving and current account.


8.2.11 Discussion/ Analysis: Perusal of Sl.No.(7)A(ii) of the

Form 26 Affidavit indicate requirement of disclosure of details of

deposits namely; FDRs, Term Deposits and "all other types of

deposits" including Savings accounts.
                                   43


8.2.12 Sl.No.(7)A(iii)of the Form 26 Affidavit requires disclosure

of details of investments in bonds, debentures, shares and units

in companies, mutual funds, and others and the amount.


8.2.13 The terms 'all other types of deposits' would also include

"Demand Deposit", which is a deposit received by a bank

withdrawable on demand. As per Master Circular issued by the

Reserve Bank of India dated 01.07.2009, the term "Demand

Deposit" and "Current Account" are defined as under:

           "Demand Deposit" shall mean a deposit received by the
           bank which is withdrawable on demand.

           "Current Account" shall mean a form of demand deposit
           wherefrom withdrawals are allowed any number of times
           depending upon the balance in the account or upto a
           particular agreed amount and shall also be deemed to
           include other deposit accounts which are neither Savings
           Deposit nor Term Deposit."



Thus, the term "Demand Deposit" is defined to mean a form of

Demand     deposit.   The     allegations    of   non-disclosure      of

corresponding Current Account balance is therefore relatable to

the "Demand Deposit".


8.2.14      The requirement of disclosure either of business

entities/concerns or of corresponding Current Account balance

in Sl.No.(7)A(ii) of Form 26 Affidavit invariably pertain to and
                                 44


relatable to business entities/concerns namely; (1) R and R Bar

and Restaurant, (2) Bhagini Residency,         (3) Srinivasa Wines,

(4) Bhagini Palace, (5) Wholesale Liquor proprietorship concern

belonging   to   Respondent    No.1     and   Mini   Bar   Restaurant

belonging to his wife.


8.2.15 Similarly, Sl.No.(7)A(iii) which requires disclosure of

details of investments in Bonds, Debentures, Share and Units in

companies, mutual funds "and others" and "the amount" would

require Respondent No.1 to give the details of his business

investments in respect of the business concerns being carried

on under the name and style of (1) R and R Bar and

Restaurant, (2) Bhagini Residency,        (3) Srinivasa Wines, (4)

Bhagini Palace, (5) Wholesale Liquor Proprietorship Concern

belonging   to   Respondent    No.1     and   Mini   Bar   Restaurant

belonging to his wife.


8.2.16 Conclusion: Admittedly there is neither disclosure of

aforementioned      business      entities/concerns        nor    the

corresponding current accounts balance amounts pertaining to

said business entities/concerns in Sl.No.(7)A(ii) as well as in

Sl.No.(7)A(iii) of Form 26 Affidavit.
                                 45



8.2.17 Another crucial       aspect of the    matter   is   that at

Sl.No.(9)(a)(b) and (9A) of Form 26 Affidavit Respondent No.1

has declared details of his profession/occupation and sources of

his income and his wife as that of business. The said sources of

income are admittedly related to aforesaid business entities/

concerns, details of which have not been disclosed/declared by

him. Petitioner has thus proved the non-compliance of this

requirement and the Respondent No.1 has failed to prove any

compliance     much   less    substantial    compliance     of   this

requirement.


8.3. Regarding non-disclosure of loans advanced by
     Respondent No.1:


8.3.1 Allegations: That in the Form 26 Affidavit filed by one

Dr.H.D.Ranganath, who had contested elections to 131-Kunigal

Constituency from Indian National Congress, in the very same

16th Karnataka State Legislative Assembly Election, 2023 and

was duly elected from the said Constituency, it is disclosed that

Respondent No.1 herein has advanced a loan of Rs. 20 lakhs to

Smt.Suma Ranganath Wife of said Dr.H.D.Ranganath. However,
                                 46


Respondent No.1 has not disclosed the same at Sl.No.(7)A(v) of

his Form 26 Affidavit.

8.3.2    Similarly, Y.A. Narayanaswamy is the member of

Karnataka    legislative   Council   from   Southeast   Teachers

Constituency in his Form 26 Affidavit filed during 2018

Legislative Assembly and legislative council election respectively

he has declared that a sum of Rs.22,78,874 has been advanced

to him by the Respondent No.1, which has not been disclosed

by him at Sl.No.(7)A(v) of his Form 26 Affidavit.

8.3.3   Respondent No.1 at Sl.No.(7)A(v) of his Form 26

Affidavit has only declared that he has advanced a loan of

Rs.95,09,09,522/- to Bhagini Hospitalities, Pvt. Ltd., and to no

other person/entity. It is alleged that by not disclosing the loan

given by him as on date of filing nomination paper and Form 26

Affidavit, Respondent No.1 has committed corrupt practice as

defined under Section 123 (2) of R.P Act, 1951.


8.3.4 Response: That the Respondent No.1 had given a

personal loan to Smt.Suma Ranganath on 06.03.2020. But the

same is treated as bad debt as it is barred by time. Therefore
                                  47


he has not disclosed the said loan amount advanced to

Smt.Suma Ranganath.

8.3.5 As regards loan transaction with Y.A.Narayanaswamy, it is

contended that he had advanced loan of Rs.40,00,000/- on

07.01.2014    and   Rs.25,00,000/-     on    06.03.2014    totally

amounting to Rs.65,00,000/- to the Respondent No.1. Out of

the said amount, Rs.50,00,000/- was repaid on 17.12.2014,

Rs.12,50,000/- was repaid on 18.03.2015 and Rs.2,50,000/-

was repaid on 19.02.2015 to Y.A.Narayanswamy. After that no

monetary transactions have taken place between Respondent

No.1 and Y.A.Narayanswamy and the loan account was closed.

Therefore there is no mention about such details.

8.3.6   Evidence:      Ex.P9,    is   Form     26   Affidavit   of

Dr.H.D.Ranganath    filed   on    20.04.2023    along   with    his

nomination papers to contest the Elections from 131 Kunigal

Assembly Constituency, wherein 4th entry in Annexure-7 refers

to loan lent by Respondent No. 1 to Smt.Suma Ranganath in a

sum of Rs.20,00,000/-.


8.3.7 Respondent No.1 has claimed the he has treated the

same as time barred.
                                   48


8.3.8 Ex.P10 is Form 26 Affidavit of Sri.Y.A.Narayanaswamy

dated 21.05.2018 filed along with his nomination papers to

contest    Election    for   158-Hebbal   Assembly   Constituency,

wherein at Sl.No.(7)B(8)(i) he has shown loan liable to be paid

by him to Respondent No.1 in a sum of Rs.22,78, 874/-.


8.3.9 Respondent No.1 has claimed to have received the entire

loan amount from the said Sri.Y.A Narayanswamy.


8.3.10 Conclusion: Nothing much of significance is elicited in

this regard in the cross-examination of RW-1 to discredit his

version. Petitioner has therefore failed to prove the same.

Response of Respondent No.1 in this regard is accepted.


8.4     False information in relation to agricultural
        properties at Sl.No.(7)B(i) of Form 26 Affidavit with
        respect to lands owned by Respondent No.1 and his
        dependant daughter.


8.4.1     Allegation    No.1:   That   the   Respondent   No.1   at

Sl.No.(7)B(i)(e) and (f) has declared, he owns an extent of 37.5

guntas and 1 acre 5 guntas of agricultural lands respectively in

Sy.No.21 situated in Basabathanahalli Village, Hosakote Taluk,

Bengaluru Rural District. Whereas the Record of Rights and

Encumbrance Certificate of Sy.No.21 discloses that further
                                 49


extent of 2 acres 2 guntas of land standing in the name of

Respondent No.1.       That the said land is purchased by

Respondent No.1 on 10.03.2006 in terms of a registered deed

of sale. However, the Respondent No.1 has deliberately not

disclosed the ownership of the said parcel of land in Form 26

Affidavit.


8.4.2 Response: Respondent No. 1 contended that under the

deed of sale dated 09.03.2006 he purchased two items of land

i.e., (i) Sy.No.19 measuring 2 acres 32.5         guntas and (ii)

Sy.No.21 measuring 2 acres 22.5 guntas, of Basabathanahalli

Village, Hosakote Taluk, Bangalore Rural District. The total sale

consideration paid in respect of the said two items of the

properties is Rs.10,00,000/. That total value of both the items

of the property was Rs.11,00,970/- and the same is shown in

the Form 26 Affidavit at Sl.No.(7)B(i)(b). That since both the

items are purchased under the same deed of sale due to

oversight only of Sy.No.19 is shown in the Form 26 Affidavit

and Sy.No.21 and its extent is not shown, which is neither

intentional nor deliberate as alleged by the petitioner.
                                       50


8.4.3 Evidence: Ex.R2 is the copy of sale deed dated

09.03.2006 in terms of which Respondent No.1 has purchased

aforementioned two items of lands in Sy.Nos.19 and 21 for

Rs.10,00,000/-.

8.4.4      Ex.P12 is RTC extract which refers to three portions of

land in Sy.No.21 namely; (1) portion measuring 2 acres 22.5

guntas, (2) portion measuring 37.5 guntas and (3) portion

measuring 1 acre 5 guntas.             These three portions of land in

Sy.No.21 are shown in the name of Respondent No.1. Ex.P13 is

the encumbrance certificate which refers to sale transactions in

respect of these items of land in Sy.No.21.

8.4.5 Conclusion: There is no disclosure of                an extent of     2

acres 22.5 guntas of land forming part of Sy.No.21 in the Form

26 Affidavit. Though there is a mention of the deed of sale

dated 09.03.2006 under which the same was purchased,

necessary to note while disclosing the approximate market

value the Respondent No.1 at Sl.No.(7)B(i)(b)(c)(f) has given

the following details:

  Sl.No.                       Details                     Value declared
     1      Approximate value of 2 acres 32.5 guntas in    Rs.58,00,000/-
            Sy.No.19
    2.      Approximate value of 37.5 guntas in Sy.No.21   Rs.30,00,000/-
    3.      Approximate value of 1 acre 5 guntas in        Rs.36,00,000/-
            Sy.No.21
                                     51




8.4.6 From the above, it is clear that there is not only a non-

disclosure of 2 acres 22.5 guntas of land in Sy.No.21 but also

there is no disclosure of approximate market value of the said

land. It appears on an average respondent No.1 has declared

approximate     market      value     of    these     lands    at    about

Rs.30,00,000/- per acre.        If non mentioning of 2 acres 22.5

guntas of land in Sy.No.21 though purchased along with

Sy.No.19 under Sale Deed dated 09.03.2006 was an oversight,

the     respondent   No.1   would        have    atleast   disclosed   the

approximate market value of the said extent of 2 acres 22.5

guntas of land which even according to his own estimation

would work approximately around Rs.30,00,000/- per acre.

Therefore     the    contention     of     Respondent      No.1     having

substantially disclosed the information in this regard cannot be

accepted.


8.4.7     Allegation    No.2:       That    at    Sl.No.(7)B(i)(d)     the

Respondent No.1 has declared, he owns a total extent of 19

acres 11.5 guntas of agricultural land collectively in Sy.Nos.13,
                                52


16, 20, 9, 17, 18 and 15 situated at Basabathanahalli Village,

Hosakote Taluk, Bengaluru Rural District.


8.4.8 In addition Respondent No.1 has also declared separately

that he owns land in Sy.No.13 and 19. That if the said parcel of

the land described at Sl.No.(7)B(i)(a),(e)and (b) is excluded

from the total extent of land shown in the RTC pertaining to the

Sy.Nos.13, 16, 20, 19, 17, 18 and 15, extent of land owned by

the Respondent No.1 would be 21 acres 28 guntas. However

Respondent No.1 has declared only an extent of 19 acres 11.5

guntas at Sl.No.(7)B(i)(d) of Form 26 Affidavit. The RTC

pertaining to Sy.No.15 denotes an extent of 3 acres 15 guntas

belonging to Respondent No.1 and name of the Respondent is

not shown.


8.4.9 Response: Respondent No.1 purchased items shown at

Sl.No.(7)B(i)(d) under a registered sale deed dated 13.12.2004,

which clearly discloses that Respondent No.1 owns only 19

acres and 11 and 1/2 guntas of land. However due to

inadvertence instead of Sy.No.5, Sy.No.15 is mentioned in Form

26 Affidavit. That total extent of land in Sy.Nos. 13, 16, 20, 19,
                                 53


17, 18 and 5 is 19 acres 11 and 1/2 guntas which is the actual

extent declared by Respondent No.1 in Form 26 Affidavit.


8.4.10 That land in Sy.No.5 of the Basabathanahallii Village,

Hosakote Taluk, is measuring 38 guntas and 1 gunta of kharab

land, whereas, land in Sy.No.15 is measuring around 3 acres

15 guntas and the Respondent No.1 is not the owner of the

same, which is evident from the RTC produced by the petitioner

himself.


8.4.11 Evidence: Ex.R3 is Deed of Sale dated 13.12.2004

under which Respondent No.1 purchased lands in Sy.Nos.

13,16,20,19,17, 18 and 5 is 19 acres 11 and a half guntas.

Ex.P14 -RTC extract produced by the petitioner in respect of

Sy.No.15 of Basabathanahalli village for 3 acres 15 guntas do

not refer the name of the Respondent No.1.


8.4.12 Conclusion: Nothing is elicited in this regard to

disbelieve his version since total extend of land in these survey

numbers is found to be 19 acres 11 ½ guntas and in the

absence    of   anything   contrary   being   brought   on   record,

allegation made in this regard is not proved by the petitioner.
                                 54




8.4.13 Allegation No.3: That in Sl.No.(7)B(i)(g) of Form 26

Affidavit Respondent No.1 has declared that he owns an extent

of 1 acre 37 guntas of agricultural land in Sy.No.9/1 situated in

Chinnakayalapalli   Village,   Bagepalli   Taluk,   Chikkaballapur

District. However, from the RTC it is revealed that the said

property has been purchased by Sri.N.Srinivas Reddy, son of

Nanjundappa also known as Sri.S.Nanjundareddy. That even

though the property does not belong to the Respondent No.1, a

false declaration has been made in Form 26 Affidavit in this

regard.


8.4.14 Response: That the said land in Sy.No.9/1 was

purchased by Respondent No.1 on 19.03.1998. Though the RTC

stands in the name of N.Srinivas Reddy, who is the brother of

Respondent No.1, as there are certain inter se disputes between

Respondent No.1 and his brother with regard to sharing of the

properties, the same is shown in the Form 26 Affidavit as the

property of Respondent No.1.


8.4.15 Evidence: Ex.P15 is RTC extract in respect of Sy.No.9/1

reflecting name of Sri.N Srinivas Reddy son of Nanjunda Reddy.
                                   55


Ex.R4 is    copy of the deed of sale dated 19.03.1998 under

which the said land has been purchased by the Respondent

No.1 as claimed.


8.4.16 Conclusion: Nothing is proved or elicited by the

petitioner to contradict this version of the Respondent No.1.


8.4.17 Allegation No.4: That in Sl.No.(7)B(i)(b) in Form 26

Affidavit, Respondent No.1 has declared that his daughter owns

an extent of 1 acre 10 guntas of agricultural land in Sy.No.164

situated in Kothakote Village, Bagepalli Taluk, Chikkaballapur

District. In the RTC the entire extent of 1 acre 10 guntas of land

has been converted from agriculture to commercial purpose in

terms of conversion order dated 26.05.2022. The said fact has

been suppressed in Form 26 Affidavit and incorrect valuation of

the said property has been made by the Respondent No.1 in

relation to the said land in Sy.No.164 owned by his daughter.


8.4.18 Response: As regards allegations of non-disclosure of

nature of land, it is contended that the land has been recently

converted   from   agricultural   to   non-agricultural/commercial

purposes. Respondent No.1 by oversight shown the above said
                                  56


land in Sl.No.(7)B(i)(b) as agricultural land and since no non-

agricultural activities have taken place in the said land, the land

is shown as agricultural land. There is no suppression of any

information.


8.4.19 Evidence: Ex.P16 -RTC standing in the name of Amrita

S daughter of Respondent No.1 in respect of land in Sy.No.164

measuring 1 acre 10 guntas showing nature of land being

commercial;    Ex.P17-Official     reminder   dated   26.05.2022

indicates said land is converted for non-agricultural commercial

purposes.


8.4.20 Conclusion: Non-disclosure of nature of land bearing

Sy.No.164 measuring 1 acres 10 guntas of land in Kothakote

Village, Bagepalli Taluk is admitted. The same is shown under

the Heading "Agricultural Land".


8.4.21 Allegation No.5: At Sl.No.(7)B(i)(j) of Form 26

Affidavit, Respondent No.1 has declared that he owns an extent

of 10 acres 10 guntas of agricultural land collectively in

Sy.Nos.173, 174, 138/2, 158/2, 172 and 157 situated in

Kothakote Village, Bagepalli Taluk, Chikkaballapur District. The
                                 57


RTC in relation to Sy.Nos.173, 174, 138/2, 158/2, 172 and 157

is produced where it is shown that the said survey numbers

have been converted from agricultural to commercial purposes

in terms of the order dated 26.05.2022. The said fact has been

suppressed in Form 26 Affidavit and incorrect valuation has

been   made    by   Respondent       No.1.   That   declaring   false

information in relation to agricultural properties at Sl.No.(7)B(i)

of Form 26 Affidavit with respect to lands owned by Respondent

No.1 amounts to corrupt practice.


8.4.22 Response: As regards land in Sy.Nos. 173, 174, 138/2,

158/2, 172 and 157, it is contended that the same has been

converted from agricultural to non-agricultural commercial

purposes recently. Respondent No.1 inadvertently has shown

the above said land in Sl.No.(7)B(i)(b) as agricultural land. That

since no non-agricultural activities have been taken place, by

oversight the said non-agricultural property is shown as

agricultural property in Form 26 Affidavit.


8.4.23 Evidence: Ex.P18 copies of RTC extracts of lands in

Sy.Nos. 173, 174, 138/2, 158/2, 172 and 157 standing in the

name of Respondent No.1 showing nature of land being
                                58


Commercial. Ex.P19 are the five Official Reminder all dated

26.05.2022 indicating said lands are converted for non-

agricultural commercial purposes.


8.4.24 Conclusion: Non-disclosure of nature of lands            in

Sy.Nos. 173, 174, 138/2, 158/2, 172 and 157 is admitted. The

same is shown under the Heading "Agricultural Land".


8.5 Non-disclosure in relation to Agriculture Properties
    at Sl.No.(7)B(i)(d) of Form 26 Affidavit relating to
    Respondent No.1's wife:

8.5.1 Allegation: At Sl.No.(7)B(i)(d) of Form 26 Affidavit

relating to wife of Respondent No.1, it is declared that his wife

owns an extent of 2 acres 35 guntas of agricultural land in

Sy.No.12 situated at Basabathanahalli Village, Hosakote Taluk.

That on verification it was found that the said land is classified

into (1) Sy.No.12 measuring 1 acre 27 guntas, (2) Sy.No.12/1

measuring 1 acre 27 guntas, (3) Sy.No.12/2 measuring 1 acre

8 guntas. As such the entire extent of land in said survey

number is 4 acres 3 guntas which is standing in the name of the

wife of the Respondent No.1. Respondent No.1 however at

Sl.No.(7)B(i)(d) of Form 26 Affidavit has disclosed only an

extent of 2 acres 35 guntas in the said survey number as the
                                59


agricultural property owned by his wife. That the non-disclosure

of this property in the affidavit relating to his wife amounts to

corrupt practice.


8.5.2 Response: Respondent No.1 has contended that his wife

purchased the said properties under two deeds of sale, both

dated 09.11.2011 an extent of 1 acre 8 guntas and 1 acre 27

guntas of land respectively in Sy.No.12 of Basabathanahalli

Village, Hosakote Taluk, Bengaluru Rural District. The total

extent purchased under the said two deeds of sale is 2 acres 35

guntas. That even mutation has been effected in the name of

wife of the Respondent No.1. That apart from said 2 acres 35

guntas of land, no other extent is owned by her.



8.5.3 Evidence:      Ex.P20 is the RTC extract showing land in

Sy.No.12/2 measuring 1 acre 27 guntas in the name of wife of

Respondent    No.1   vide   MR3/2011-2012    (sale   deed   dated

18.05.2012) and another extent of 1 acre 8 guntas in her name

vide MR 4/2011-2012 (sale deed dated 07.01.2012). Exs.R5 an

R6 are the deeds of sale produced by the Respondent No.1.
                                  60


8.5.4 Conclusion: Nothing is elicited in this regard to justify

that the wife of the Respondent No.1 is owner of any additional

land.


8.6     Non-disclosure of non-agriculture properties                at
        Sl.No.(7)B(ii) of Form 26 Affidavit relating                to
        Respondent No.1:

8.6.1 Allegation: That Respondent No.1 has not disclosed his

ownership of the converted land to an extent of 1 acre 15

guntas in Sy.No.138/1 situated at Kothakote Village, Bagepalli

Taluk, Chikkaballapur District. That the Respondent No.1 has

suppressed the details of non-agricultural property owned by

him in Sy.No.138/1. Thereby has committed corrupt practice.


8.6.2 That at Sl.No.(7)B(ii)(a) Respondent No.1 has declared

that he owns an extent of 8 acres of non-agricultural land in

Sy.No.32/1 situated at Chokkanahalli, Yelahanka. That on

verification it was found that Respondent No.1 also owns

another    extent   of   8   acres    of   land   in   Sy.No.32/9   of

Chokkanahalli. However, he has not disclosed the same in his

Form 26 Affidavit. Thus non-disclosure of this amounts to

corrupt practice.
                               61


8.6.3 Response: It is contended that there is a dispute

between the Respondent No.1 and his brother Srinivas Reddy

with respect to land in Sy.No.138/1 which was a self-acquired

property of the deceased father of Respondent No.1. Hence the

same is not disclosed in Form 26 Affidavit. That as earlier

submitted in respect of Sy.No.9/1 which stands in the name of

brother of Respondent No.1 with regard to this property there is

an unresolved inter-se dispute.


8.6.4 That Respondent No.1 has purchased only 8 acres of land

in No.32/1 of Chokkanalli Village, Yelahanka under deed of sale

dated 15.01.2009.    Apart from the above 8 acres, no other

extent is owned by Respondent No.1 in the Sy.No.32 or any

part thereof. He is not the owner of land in Sy.No.32/9 or

Sy.No.32/8.

8.6.5 Evidence:

    (a) Ex.R7 is deed of sale dated 15.01.2009 in respect of
    land measuring 8 acres in Sy.No.32/1.

    (b) Ex.P23- the RTC extract refers to land in Sy.No.32/1
    do not reflect the name of Respondent No.1.

    (c) Last page of Ex.P23 refers to land in Sy.No.32/9
    reflecting the name of Respondent No. 1.
                                    62



    (d) It is also admitted by petitioner witness that
    Respondent No.1 has purchased an extent 8 acres of
    land in Sy.No.32/1 as per sale deed dated 15.01.2009
    marked as Ex.R.7 which is also shown in Ex.P23 RTC
    extract.

    (e) In the cross-examination, Respondent No.1 has
    stated that Sy.No.32/9 must have been shown after the
    Phodi.


8.6.6 Conclusion: Petitioner has not been able prove the

allegation of Respondent No.1 not disclosing his ownership over

the converted land to an extent of 1 acre 15 guntas in

Sy.No.138/1 situated at Kothakote Village, Bagepalli Taluk,

Chikkaballapur   District.   The    explanation   offered   by   the

Respondent No.1 in this regard has not been rebutted.


8.6.7 As regards land in Sy.32/1, perusal of deed of sale dated

15.01.2009 at Ex. R.7 and RTC at            Ex.P23 in respect of

Sy.No.32/1 reflect the name of Respondent No.1 in respect of 8

acres of land vide MR.37/2009-2010. Said material evidence

read in the light of deposition of Respondent No.1 indicate that

he is the owner of land in Sy.No.32/1 which is also shown as
                                        63


Sy.No.32/9,    perhaps         after   the    phodi    as        contended   by

Respondent No.1. Petitioner has failed to prove this allegation.


8.7 False information in relation to valuation of
    properties at Sl.No.7 of Form 26 Affidavit:

8.7.1 Allegation: That as per the requirement under Form 26

Affidavit   Respondent         No.1    was    required      to    disclose   the

"Approximate Current Market Value" of the properties owned by

him, his wife and dependent daughter. Whereas, Respondent

No.1 has undervalued the properties and has declared incorrect

information in Form 26 Affidavit. Thereby he has committed

corrupt practice.


8.7.2   Though      in   the    petition     the   petitioner      has   alleged

Respondent No.1 has under valued all the properties, during the

argument the petitioner has restricted the said allegation only in

respect of land bearing Sy.No.164, measuring 1 acre 10 guntas

situated at Kothakote Village, Bagepalli Taluk belonging to the

daughter of the Respondent No.1 as well as land forming part of

Sy.Nos. 173, 174, 138/2, 158/2, 172 and 157 totally measuring

10 acres 10 guntas situated at Kothakote Village, Bagepalli

Taluk belonging to the Respondent No.1. It is further alleged
                               64


that though the said lands are converted for non-agricultural

commercial purposes same are shown as agricultural land. The

approximate value of land in Sy.No.164 measuring 1 acre 10

guntas of Kothakote Village, is declared as Rs.10,00,000/-.

Similarly, approximate value of the land bearing Sy.Nos.173,

174, 138/2, 158/2, 172 and 157 totally measuring 10 acres 10

guntas situated at Kothakote Village, Bagepalli Taluk has been

shown as Rs.50,00,000/-.


8.7.3   Referring to the Guidelines value issued by the State

Government in respect of the properties situated within the

jurisdiction of Bagepalli Sub-Registrar for the year 2018-19, a

memo dated 11.02.2026 with the statement is filed in which it

is contended that the current market value of the property in

Sy.No.164   is   Rs.11,25,000/-    and   not   Rs.10,00,000/-   as

declared. Whereas current market value of the property in

Sy.Nos.173, 174, 138/2, 158/2, 172 and 157 totally measuring

10 acres 10 guntas situated at Kothakote Village, Bagepalli

Taluk is Rs.1,13,45,000/- and not Rs.50,00,000/- as declared.

Thus, it is alleged Respondent No.1 has suppressed the actual

current market value of the property.
                                               65


 8.7.4 Response: Respondent No.1 contended that he has

 furnished the correct valuation of the properties and has not

 undervalued any properties. That the valuation provided in

 Form 26 Affidavit is the best valuation.


 8.7.5 Evidence:

 (a)      The Respondent No.1 at Sl.No.(7)B(i)(a), (b), (c), (e),

 (g), (h), (i) and (j) has provided "Approximate Current Market

 Value" of the agricultural lands as under;

 Sl.                                                                       Dependent-2
        Description                 Self                Spouse
No.                                                                         (daughter)
(a)    Location(s) and    Basabathanahalli,        Hosakote     Taluk,   Bagepalli   Taluk,
       Survey             Sy.No.13                 Basabathanahalli,     Kothakote village,
       Number(s)                                   Sy.No.10/1            Sy.No.116/3
       Area      (total   2 Acres                  2 Acres 14 guntas     3 Acres
       measurement
       in acres)
       Approximate        Rs.64,00,000/-           Rs.75,20,000/-        Rs.30,00,000/-
       current
       market value
(b)    Location(s) and    Hosakote       Taluk,    Hosakote Taluk,       Sy.No.164,
       Survey             Basabathanahalli,        Basabathanahalli,     Bagepalli Taluk,
       Number(s)          Sy.No.19                 Sy.No.10/2            Kottakote
       Area      (total   2 Acres 32.5 guntas      1 Acres 04 guntas     1 Acres, 10 guntas
       measurement
       in acres)
       Approximate        Rs.58,00,000/-           Rs.35,20,000/-        Rs.10,00,000/-
       current
       market value
(c)    Location(s) and    Hosakote     Taluk,      Hosakote Taluk,       NIL
       Survey             Basabathanahalli,        Basabathanahalli
       Number(s)          Sy.No.21                 Sy.No.11
       Area      (total   37.5 Guntas              1 Acre 19 guntas      NIL
       measurement
       in acres)
       Approximate        Rs.30,00,000/-           Rs.47,20,000/-        NIL
       current
       market value
(d)    Location(s) and    Hosakote     Taluk,      Hosakote Taluk,       NIL
       Survey             Basabathanahalli,        Basabathanahalli,
       Number(s)          Sy.No.13                 Sy.No.12
                                              66


                         Sy.No.16
                         Sy.No.20
                         Sy.No.19
                         Sy.No.17
                         Sy.No.18
                         Sy.No.15
      Area      (total   19 Acres 11.5 guntas     2 acres 35 guntas     NIL
      measurement
      in acres)
      Approximate        Rs.6,17,20,000/-         Rs.92,00,000/-        NIL
      current
      market value
(e)   Location(s) and    Hosakote      Taluk,     Hosakote Taluk,       NIL
      Survey             Basabathanahalli,        Basabathanahalli,
      Number(s)          Sy.No.13                 Sy.No.25/2
      Area      (total   2 Acres 17 guntas        1 Acres, 24 guntas    NIL
      measurement
      in acres)
      Approximate        Rs.77,60,000/-           Rs.51,20,000/-        NIL
      current
      market value
      Location(s) and    Basabathanahalli,        Somalapura            NIL
      Survey             Sy.No.21                 village,
      Number(s)                                   Sy.No.47/2, 47/3 &
                                                  47/4
      Area      (total   1 Acres 5 guntas         1 Acres 15 guntas     NIL
      measurement
      in acres)
      Approximate        Rs.36,00,000/-           Rs.44,00,000/-        NIL
      current
      market value
(g)   Location(s) and    Bagepalli     Taluk,     Hosakote Taluk,       NIL
      Survey             Chinnkayalapalli,        Somalapura
      Number(s)          Sy.No.9/1                village, Sy.No.47/1
                                                  & 47/5
      Area      (total   1 Acres 37 guntas        27 guntas             NIL
      measurement
      in acres)
      Approximate        Rs.2,83,000/-            Rs.21,60,000/-        NIL
      current
      market value
(h)   Location(s) and    Seegehalli,              NIL                   NIL
      Survey             Sy.No.121/1
      Number(s)
      Area      (total   17 guntas                NIL                   NIL
      measurement
      in acres)
      Approximate        Rs.2,03,00,000/-         NIL                   NIL
      current
      market value
(i)   Location(s) and    Chinnakayalapalli,       NIL                   NIL
      Survey             Bagepalli     Taluk,
      Number(s)          Sy.No.24/2        A3,
                         24/2B, 24/3, 24/1C
                                                67


        Area      (total   3 Acres 11 guntas        NIL             NIL
        measurement
        in acres)
        Approximate        Rs.15,00,000/-           NIL             NIL
        current
        market value
(j)     Location(s) and    Kothakote    village,    NIL             NIL
        Survey             Bagepalli     Taluk,
        Number(s)          Sy.No.173,       174,
                           138/2, 158/2, 172 &
                           157
        Area      (total   10 Acres 10 Guntas       NIL             NIL
        measurement
        in acres)
        Approximate        Rs.50,00,000/-           NIL             NIL
        current
        market value


  (b)       The Respondent No.1 at Sl.No.(7)B(ii) (a), (b), (c), (d),

  (e) and (f) has provided Approximate Current Market Value of

  the non-agricultural land as under;

        Sl.            Location(s) and Survey             Approximate current
        No                Number(s)(Self)                    market value
      (a)       Chokkanahalli, Sy.No.32/1,                Rs.77,69,96,000/-
                8 acres
      (b)       Gunjur, Sy.No.43/2, 2 acres               Rs.28,32,80,000/-
      (c)       Marathahalli, Sy.No.46/1,                 Rs.2,08,16,000/-
                Chowdeshwari Layout, 3.3 guntas

      (d)       Property No.1821, 9000 Sq. Ft,            Rs.6,70,000/-
                joint ownership with another 1
                person 1/2 share
      (e)       Munnekolalu Village, sy.No.85/4,          Rs.68,00,000/-
                1200 sq. ft.
      (f)       Site No.27, Down Town Park,               Rs.70,00,000/-
                Settigere Village, Bangalore North
                Taluk, 6573 Sq. Ft., Joint ownership
                with another 1 person 1/2 share




  8.7.6 Discussion/ Analysis: At Sl. No.(7)B(i)(a), (b), (c),(d),

  (e), (g), (h), (i) and (j) as well as Sl.No.(7)B(ii) (a), (b), (c),
                                  68


(d), (e) and (f) of Form 26 Affidavit in addition to other details

also require Respondent No.1 to declare "Approximate Current

Market    Value"   of   the   immovable   properties.   What    is

"Approximate Current Market Value" is not defined. Learned

Senior Counsel for the petitioner contend that the "Approximate

Current Market Value" of the property shall be the Guidelines

Value as issued by the State Government for the purpose of

registration and payment of duty.


8.7.7 Thus, relying upon the same learned Senior counsel for

the petitioner contended that Respondent No.1 has grossly

undervalued the value of the agricultural lands as well as the

converted lands in Form 26 Affidavit.


8.7.8    Per contra, learned Senior counsel appearing for the

Respondent No.1 contended that the Guidelines Value being

relied upon by the petitioner cannot be the yardstick or the

basis to determine the "Approximate Current Market Value" of

the properties. Since the Respondent No.1 is neither into real

estate business nor he is intending to sell the properties, has

given reasonable and approximate value which in his estimation

is the "Current Market Value".
                                                  69


8.7.9 Conclusion: Since the petitioner has restricted the

allegation of under valuation of the property in respect of land

in Sy.No.164 measuring 1 acres 10 guntas standing in the name

of his daughter and land in Sy Nos.173, 174, 138/2, 158/2, 172

and     157 totally measuring 10 acres 10 guntas situated at

Kothakote Village, Bagepalli Taluk there is no requirement of

adverting to the allegation of under valuation in respect of other

lands. The difference between the "Current Market Value" as

declared       by      the       Respondent No.1 in Form                          26     Affidavit,

compared to valuation as per the Guidelines Value in respect of

said properties is as under;

         Statement of valuation as per Guideline Value stipulated for the land parcels
                        situated at Kothakote village, Bagepalli Taluk

    Reference                            Current Market     Actual Valuation as   Difference
                    Description of
   in Form 26                            declared as per    per the Guideline
                      Property
     Affidavit                          Form 26 Affidavit   Value= (ii) * (vi)
  Sl.No.7(B)(i)(   Sy.No.164,
  b) at Ex.P4@     situated       at
  page No.215      Kothakote
  of       paper   Village, Bagepalli
  book             Taluk measuring      Rs.10,00,0000/-     Rs.11,25,000/-        Rs. 1,25,000/-
                   1 Acre 10 guntas

  Sl.No.7(B)(i)(   Sy.No.173                                Rs.27,00,000/-        Rs.63,45,000/-
  J) at of Ex.P4   measuring       3
  @Page            Acres
  No.223      of
  Paper Book
                   Sy.No.174                                Rs.27,00,000/-
                   measuring       3
                   Acres
                   Sy.No.138/2                              Rs.4,50,000/-
                   measuring      20
                   Guntas
                   Sy.No.158/2                              Rs.43,20,000/-
                   measuring       1
                   Acre
                   Sy.No.172                                Rs.5,00,000/-
                   measuring       2
                   Acres
                   Sy.No.157                                Rs.6,75,000/-
                   measuring      30
                                      70

             Guntas
             Totally--
             measuring 10     Rs.50,00,000/-
             Acre 10 Guntas
                              Rs.60,00,000/-   Rs.1,24,70,000/-   Rs.64,70,000/-




8.7.10 Since the specific term ''Approximate Current Market

Value'' is used, it has to be given plain meaning of a price at

which one can offer to sell or to buy. Reference in this regard

can only be made to the Guidelines Value which is issued by the

State Government for the purpose of registration and payment

of stamp duty. There is certainly a difference in market value of

the lands. That apart, the Respondent No.1 has declared the

aforesaid lands to be agricultural land even while the same are

admittedly converted for non-agricultural commercial purposes.

Thus, there is a false declaration regarding nature of land.

Petitioner has proved this allegation.


8.8.   Non-disclosure of GST dues at Sl.No.8 of Form 26
       Affidavit.


8.8.1 Allegation: That the election candidate is required to

disclose the details of the liabilities/dues to the public financial

institutions and Government such as Income Tax dues, GST

dues, property tax dues. That as per Section 44 of the CGST

Act, annual returns in GSTR-9 and GSTR-9C are required to be
                                71


filed by the business concern with an annual turnover of more

than Rs.2 crores in a financial year. It is submitted that from

the data retrieved from the GST portal or website, Respondent

No.1 has filed GSTR-9 and GSTR-9C in respect of (1) R and R

Bar and Restaurant, (2) Bhagini Residency, (3) Srinivasa Wines,

(4) Bhagini Enterprises, (5) Bhagini Palace only upto financial

year 2019-2020. He has not filed GSTR-9 and GSTR-9C for the

period thereafter which entails late fee and penalty as provided

under Section 47 of the CGST Act. Further, such non-filing of

GSTR-9 and GSTR-9C signify that the GST dues in relation to

said business is not only suppressed in the Form 26 Affidavit,

but also from the GST authorities.


8.8.2 Similarly, wife of Respondent No.1, also has not filed

GSTR-9 and GSTR-9C in relation to her active `Mini Bar and

Restaurant' business, a proprietorship concern after 2019-2020.


8.8.3 That on account of non-filing of GSTR-9 in relation to said

entities run by himself and his wife, Respondent No.1 and his

wife were liable to pay applicable late fee and penalty. Since the

information on the public domain discloses GSTR-9 is not filed

from the financial year 2021 onwards, Respondent No.1 was
                               72


liable to pay the late fee and as such there existed statutory

dues as on the date of filing of affidavit which has been

suppressed by the Respondent No.1.


8.8.4 Response: It is contended that the payment dues and

penalty or late fee arises only when there is a demand from the

statutory authorities and as there was no demand or notice

from the competent authorities, the same has not be disclosed

in Form 26 Affidavit. There is no willful suppression or non-

disclosure of any dues in Form 26 Affidavit by the Respondent

No.1. As the penalty or any due is not shown in the website, as

there was no demand of any such amount, same is shown as

'Nil'.


8.9. Non-disclosure in relation to late fee due and
     payable by the Respondent No.1 under Section 47
     of CGST Act.

8.9.1 Allegation: That GSTR-3B is a self declaration statement

containing summary details of outward supplies (sales) made

and details of the input tax credit. The due date for filing of

GSTR-3B is 20th of subsequent month. If there was any delay in

filing GSTR-3B, Section 47 of the CGST Act stipulates late fee

which starts immediately after the due date. That the late fee
                                    73


will automatically be added in the next month's GSTR-3B and

late fee for delay in GSTR-3B is levied at the rate of Rs.50/- per

day of delay and Rs.20/- per day of delay for taxpayers having

'Nil' tax liability for the month. That as per the information

retrieved from the GST website for the month of 02.02.2023

Respondent     No.1     had        filed      GSTR-3B   relating   to

GSTIN29ADDPR8125K5ZY belatedly that is on 24.03.2023 with

a delay of 4 days. Applicable late fee for 4 days was payable on

20.04.2023, the date on which GSTR-3B for the month of March

2023   was   required   to    be     filed.   Whereas   GSTR-3B    for

GSTIN29ADDPR8125K5ZY in respect of March 2023 is also filed

belatedly i.e. on 03.05.2023. It is submitted that the fact of

GSTR-3B for March 2023 has been filed on 03.05.2023. Thus

the late fee towards belated filing of GSTR- 3B for February

2023 is paid by the Respondent No.1 only on 03.05.2023.

Respondent No.1 who filed his Form 26 Affidavit on 20.04.2023

ought to have disclosed at Sl.No.8 that there exists a statutory

due in the nature of late fee payable under Section 47 of CGST

Act in respect of GSTIN29ADDPR8125K5ZY. Non-disclosure of

the same amounts to corrupt practice.
                                             74


     8.9.2 Response: As regards to the allegations of non-

     disclosure in relation to late fee due and payable by the

     Respondent No.1 under Section 47 of CGST Act, it is contended

     that as there is no demand for payment of any dues or penalty,

     the same is shown as 'Nil'.


     8.9.3 Evidence: Exs.P6, P36 to P41 are the GST payment

     status in respect of (1) R and R Bar and Restaurant, (2) Bhagini

     Residency, (3) Srinivasa Wines, (4)Bhagini Enterprises/Whole

     Sale Liquors, (5) Bhagini Palace which read as under;

                             GSTR-
                                                    Date of
                              9 FY
    GSTIN         Entity              Due Date      filing of        Reference            GSTR9C
                             Annual
                                                     GSTR9
                             Return
29ADDPR8125K7   RR           2019-    31.12.2020   31.03.2021   Ex.P6 (pages      307-   Applicable
                Restaurant   2020                               312) (relevant    page   and filed
                                                                310)
29ADDPR8125K7   RR           2020-    31.12.2021   26.06.2023   Ex.P36 (pages     620-   Applicable
                Restaurant   2021                               625) (relevant    page   and filed
                                                                623)
29ADDPR8125K7   RR           2021-    31.12.2022   29.06.2023   Ex.P36 (pages     626-   Applicable
                Restaurant   2022                               631) (relevant    page   and filed
                                                                629)
29ADDPR8125K7   RR           2022-    31.12.2023   29.12.2023   Ex.P36 (pages     632-   Applicable
                Restaurant   2023                               637) (relevant    page   and filed
                                                                635)
29ADDPR8125K1   Bhagini      2019-    31.12.2020   31.03.2021   Ex.P6 (pages      313-   Applicable
                Residency    2020                               319) (relevant    page   and filed
                                                                317)
29ADDPR8125K1   Bhagini      2020-    31.12.2021   21.06.2023   Ex.P37 (pages     638-   Applicable
                Residency    2021                               642) (relevant    page   and filed
                                                                642)
29ADDPR8125K1   Bhagini      2021-    31.12.2022   29.06.2023   Ex.P37 (pages     643-   Applicable
                Residency    2022                               647) (relevant    page   and filed
                                                                647)
29ADDPR8125K1   Bhagini      2022-    31.12.2023   29.12.2023                            Applicable
                Residency    2023                                                        and filed
29ADDPR8125K5   Srinivasa    2019-    31.12.2020   31.03.2021   Ex.P6 (pages 320-        Applicable
                Wines        2020                               324) (Filing table not   and filed
                                                                visible-separately
                                                                kept)
29ADDPR8125K5   Srinivasa    2020-    31.12.2021   26.06.2023   Ex.P38 (pages 653-       Applicable
                Wines        2021                               658) (relevant page      and filed
                                             75


                                                                657)
29ADDPR8125K5   Srinivasa     2021-   31.12.2022   27.06.2023   Ex.P38 (pages 659-       Applicable
                Wines         2022                              664) (relevant page      and filed
                                                                663)
29ADDPR8125K5   Srinivasa     2022-   31.12.2023   29.12.2023   Ex.P38 (pages 665-       Applicable
                Wines         2023                              671) (relevant page      and filed
                                                                669)
29ADDPR8125K9   Bhagini       2019-   NA           NA           Ex.P6 (pages 325-        Applicable
                Enterprises   2020                              329) (filing table not   and filed
                                                                visible)
29ADDPR8125K9   Bhagini       2020-   NA           NA           Cancelled Suo Moto       Applicable
                Enterprises   2021                              with effective from      and filed
                                                                30.12.2020
29ADDPR8125K9   Bhagini       2021-   NA           NA           Cancelled Suo Moto       Applicable
                Enterprises   2022                              with effective from      and filed
                                                                30.12.2020
29ADDPR8125K9   Bhagini       2022-   NA           NA           Cancelled Suo Moto       Applicable
                Enterprises   2023                              with effective from      and filed
                                                                30.12.2020
29ADDPR8125K9   Bhagini       2022-   NA           NA           Ex.P39 (pages 671-       Applicable
                Enterprises   2023                              675) (relevant page      and filed
                                                                671)
29ADDPR8125K2   Bhagini       2019-   31.12.2020   31.03.2021   Ex.P6 (pages 330-        Applicable
                Palace        2020                              335) (relevant page      and filed
                                                                334)
29ADDPR8125K2   Bhagini       2020-   31.12.2021   26.06.2023   Ex.P40 (pages 684-       Applicable
                Palace        2021                              688) (relevant page      and filed
                                                                688)
29ADDPR8125K2   Bhagini       2021-   31.12.2022   27.06.2023   Ex.P40 (pages 689-       Applicable
                Palace        2022                              693)             (694-   and filed
                                                                698)(relevant     page
                                                                693 and 698)
29ADDPR8125K2   Bhagini       2022-   31.12.2023   29.12.2023   Current online status    Applicable
                Palace        2023                                                       and filed
(Wife)          Mini    Bar   2019-   31.12.2020   31.03.2021   Ex.P6 (pages     359-    Applicable
29AHMPS621512   and           2020                              634) (relevant   page    and filed
                Restaurant                                      363)
29AHMPS621512   Mini Bar      2020-   31.12.2021   28.06.2023   Ex.P41 (pages    699-    Applicable
                and           2021                              704) (relevant   page    and filed
                Restaurant                                      703)
29AHMPS621512   Mini Bar      2021-   31.12.2022   28.06.2023   Ex.P41 (pages    705-    Applicable
                and           2022                              710) (relevant   page    and filed
                Restaurant                                      709)
29AHMPS621512   Mini Bar      2022-   31.12.2023   25.12.2023   Ex.P41 (pages    711-    Applicable
                and           2023                              716) (relevant   page    and filed
                Restaurant                                      715)




     8.9.4 Respondent No.1 in his cross-examination at paragraphs

     40 to 47 has deposed as under;

            40. I have been paying the Goods and Service Taxes
            regularly in respect of all my business entities and I have
            disclosed the same in my affidavit in Ex.P4.
                                    76


     41. In the earlier regime the Value Added Tax (VAT) was
     being paid individually. After introduction of Goods and
     Service Taxes (GST) regime taxes is being paid under the
     Bhagini group entity.

     42. Though there are different registered numbers assigned
     to five business entitles, since they come under one group
     name, taxes have been paid accordingly.

     43. It is not correct to suggest that the taxes were not paid
     up to date, as on the date of filing affidavit as per Ex.P4.

     44. It is not correct to suggest that the annual returns were
     filed only upto the years 2019-2020 and not for the years
     2021-2022 and 2022-2023.

     45. Since there were COVID-19 restrictions returns were
     filed in the month of July and December 2023.

     46. There were no GST dues as on the date of filing of
     affidavit as per Ex.P4.

            Question: GST has not been paid even in respect of
     "Mini Bar and Restaurant" belonging to your wife for the
     years 2020-2021, 2021-2022, 2022-2023 ?

     Answer: Since the business entities were merged the taxes
     were paid.

     47. It is not correct to suggest that there were any dues
     payable in respect of said "Mini Bar and Restaurant"
     business as on the date of filing of affidavit as per Ex. P4."



8.9.5 Discussion/Analysis: Learned Senior counsel appearing

for the petitioner contended that in terms of Sections 44 and 47

of CGST Act, GSTR-9 and GSTR-3B are to be filed for each

financial year within the due date prescribed. Non-filing of the

annual returns on the actual dates results in automatic liability
                                       77


towards payment of late fee and penalty and non-disclosure of

the same would amount to suppression of facts.


8.9.6 Per contra, learned counsel appearing for the Respondent

No.1   contended     that        non-filing   of   annual    returns     and

consequent levy of late fee cannot be read and extended to

mean   non   payment        of    Government       dues.    Therefore,    he

submitted, even if the Respondent No.1 has not submitted the

returns, the same would not amount to non-disclosure of GST

dues as there was no notice by the Statutory authorities either

for alleged payment of dues or for payment of late fee dues.


8.9.7 Appropriate to refer to Sections 44 and 47 of the CGST

Act, 2017 which reads as under:

        "44. Annual return. -
        2
         [(1)] Every registered person, other than an Input Service
        Distributor, a person paying tax under section 51 or section
        52, a casual taxable person and a non-resident taxable
        person shall furnish an annual return which may include a
        self-certified reconciliation statement, reconciling the value
        of supplies declared in the return furnished for the financial
        year, with the audited annual financial statement for every
        financial year electronically, within such time and in such
        form and in such manner as may be prescribed:
           Provided        that the Commissioner may, on the
        recommendations of the Council, by notification, exempt
        any class of registered persons from filing annual return
        under this section:
            Provided further that nothing contained in this section
        shall apply to any department of the Central Government
        or a State Government or a local authority, whose books of
                                    78


        account are subject to audit by the Comptroller and
        Auditor-General of India or an auditor appointed for
        auditing the accounts of local authorities under any law for
        the time being in force.]
        [(2) A registered person shall not be allowed to furnish an
        annual return under sub-section (1) for a financial year
        after the expiry of a period of three years from the due
        date of furnishing the said annual return:
            Provided that     the   Government    may,     on  the
        recommendations of the Council, by notification, and
        subject to such conditions and restrictions as may be
        specified therein, allow a registered person or a class of
        registered persons to furnish an annual return for a
        financial year under sub-section (1), even after the expiry
        of the said period of three years from the due date of
        furnishing the said annual return.]

        47. Levy of late fee. -

        (1) Any registered person who fails to furnish the details of
        outward    or 1[***]   supplies   required     under section
           1
        37 [***] or returns required under section 39 or section
        45 2[or section 52] by the due date shall pay a late fee of
        one hundred rupees for every day during which such failure
        continues subject to a maximum amount of five thousand
        rupees.

        (2) Any registered person who fails to furnish the return
        required under section 44 by the due date shall be liable to
        pay a late fee of one hundred rupees for every day during
        which such failure continues subject to a maximum of an
        amount calculated at a quarter per cent of his turnover in
        the State or Union territory."



8.9.8 Perusal of the aforesaid provisions would indicate that

every registered person other than an input service distributor,

a person paying tax under Section 51 or Section 52, a casual

taxable person and non-residential taxable person shall furnish

an annual return which may include a self certified returns
                                79


reconciliation statement. Sub-Section (2) of 44 CGST also

provides filing of annual returns within three years or even after

three years from the due date of furnishing the said annual

returns.   Clearly,   what is mandated is furnishing of annual

returns.


8.9.9 Section 47 of the CGST Act provides for levy of late fee in

the event of failure to furnish the returns required under

Section 44 of the CGST Act, the aforesaid provisions do not

indicate that the same would amount to GST dues. Perhaps, on

scrutiny of such returns under Chapter XII (under Section 61)

and assessment of non-filers of returns (under Section 62) and

who is required to pay the tax and has failed to pay can be held

liable to pay only on determination of tax not paid or short paid

or erroneously refunded etc., as contemplated under Chapter

XV of the CGST Act, 2017 under the heading ''Demands and

Recovery''. Unless and until, there is a determination of the tax

payable as contemplated under said Chapter and demand being

raised thereafter, it cannot be held to be dues payable merely

because of non furnishing of the returns.
                                80


8.9.10 Conclusion: In the instant case, the petitioner has not

furnished any material evidence with regard to there being any

demand raised by the authorities after determination of tax

under Chapter-XV of CGST Act, 2017.


8.9.11 In any event, the late fee contemplated under Section

47 of CGST is Rs.100/- for everyday during which such failure

continues, maximum amount of Rs.5,000/- or a quarter percent

of the turn over in the State of Union Territory.     Therefore, this

Court is of the considered view that this aspect of the matter

cannot be stretched to the extent amounting to corrupt practice

as sought to be contended by the petitioner.


8.10 Non-disclosure of assets in relation to Bhagini
     Hospitalities Pvt. Ltd. wherein the Respondent No.1
     and his wife are the Directors.

8.10.1 Allegation: That at Sl.No.(7)A(iii) of Form 26 Affidavit,

Respondent No.1 has disclosed that he and his wife had interest

in Bhagini Hospitalities Pvt. Ltd. A search carried out on the

website of Ministry of Corporate Affairs, it was discovered that

Respondent No.1 and his wife were only the directors and

shareholders    of   Bhagini   Hospitalities   Pvt.     Ltd.,   since

incorporation of the company. That the Master Data as
                                    81


downloaded from the Ministry of Corporate Affairs portal

disclosed that the last Annual General meeting was held on

31.12.2020. Balance sheet was last filed upto 31.03.2020,

which means the company to which the Respondent No.1 and

his wife are the only directors has not filed financial returns for

the period subsequent to 31.03.2020. It is further contended

that the details of the assets under charge as available on the

Ministry of Corporate Affairs portal, disclose that the company

owns certain immovable and movable properties. That charges

are also created for such immovable and movable properties.

The Respondent No.1 by not disclosing these relevant details in

his affidavit along with nomination papers has committed

corrupt practice.

8.10.2 Response: It is contended that Bhagini Hospitalities Pvt.

Ltd., is a company, details of which are not required to be

disclosed in Form 26 Affidavit. What is required under law to be

disclosed with regard to a private limited company has been

disclosed   in   the   Form   26   Affidavit.   Hence   there   is   no

suppression or non-disclosure of the assets and liabilities.
                                    82


8.10.3   Evidence:        Ex.P24   is    the   company     Master   Data

pertaining to Bhagini Hospitalities Pvt. Ltd.             Learned Senior

counsel for the petitioner vehemently contended that in terms

of data furnished, the last AGM was conducted on 31.12.2020,

and   the   last   date    of   balance     sheet   was    submitted   on

31.03.2020. Whereas, Note:3 under Sl.No.(7)A of the Form 26

Affidavit mandates that value of bonds/share debentures as per

current market value in stock exchange in respect of listed

companies and as per books in the case of non-listed

companies should be given. Thus, she submits that since the

balance sheet of the said entity is published only upto

31.03.2020, the share value details provided under Clause-

(7)A(iii) of both Respondent No.1 and his wife are incomplete

and amounts to suppression.             Learned Senior counsel for the

Respondent No.1 on the other hand submits that Respondent

No.1 and his wife are the only two shareholders of the said

company and they have declared equity shares held by both of

them.    That there is no requirement of declaring assets and

liabilities of the said entity, as the shareholders are different

and distinct from that of the company. Shareholders, unless

company is wound up, cannot claim to be owners of its assets.
                               83



8.10.4 Conclusion: There is no column requiring disclosure of

assets and liabilities of the company of which a candidate, his

wife or his dependents are the shareholders.     Therefore, the

allegation made under this head holds no water.     As regards,

book value of the shares pertaining to non-listed company,

though balance sheet of company is published only upto

31.03.2020,    Respondent No.1 at Sl.No.(7)A(iii) has given

equity share value held by him and his wife as Rs.9,00,50,000/-

and Rs.5,50,000/- respectively. This Court in the absence of

petitioner demonstrating any significant increase in the share

value, deems it appropriate to hold that there is substantial

compliance made by Respondent No.1 in this regard.

8.11 False declaration of Income Tax Return at Sl.No.4
     of Form 26 Affidavit in relation to Respondent No.1
     and his wife.

8.11.1 Allegation: That at Sl.No.4 of Form 26 Affidavit

prescribes that the pan and the status of filing the income tax

returns for the last financial years of the candidate, spouse of

the candidate and the dependents of the candidates to be

disclosed. That the Respondent No.1 has declared the total

income as per income tax returns for the years 2017-2018,
                                 84


2018-2019, 2019-2020, 2020-2021 and 2021-2022 as regards

himself and his wife. It is further contended as forthcoming

from the data retrieved from the GST portal Respondent No.1

and his wife have not filed GSTR-9 and GSTR-9C in relation to

their respective active GSTIN since 2020-2021. That from the

data retrieved from the Ministry of Corporate Affairs portal

financial from the Bhagini Hospitalities Pvt. Ltd. wherein the

Respondent No.1 and his wife are the only directors have not

been filing financial returns since 2020-2021. Thus, it is

submitted non-filing of the GSTR of the business entities run by

the Respondent No.1 and his wife respectively and non-filing of

the financial returns   of Bhagini Hospitalities Pvt. Ltd. has a

direct bearing on the total income of Respondent No.1 and his

wife. Therefore the ITR disclosed by Respondent No.1 at Sl.No.4

of the affidavit as regards himself and his wife are false.


8.11.2 Response: It is contended that Respondent No.1 has

furnished all the details and there are no false declaration in

respect of income tax returns at Sl.No.4. It is the responsibility

of the company to file its financial and annual returns and the
                                85


same is not required to be disclosed by the Respondent No.1 in

Form 26 Affidavit. Hence the allegations are denied.


8.11.3 Evidence: Except the allegations made above, no

evidence is produced with regard to suppression of any income

in the income tax returns.


8.11.4 Conclusion: Non-filing of GST returns and non-filing of

returns pertaining to Bhagini Hospitals Pvt ltd., as alleged

cannot be construed as non-filing of or incomplete filing of

income tax returns by Respondent No.1 or his wife under the

Income Tax Act. In any event, issue pertaining to any

shortcomings in filing of Income Tax Returns would be dealt

with by the appropriate authorities. Petitioner has not placed

any material evidence in this regard and such allegation can

only be speculative without any specific details forthcoming.


8.12    Non-disclosure of offshore assets of Respondent
        No.1.

8.12.1 Allegation: That at Sl.No.(7)A of Form 26 Affidavit

stipulated that details under Sl.No.(7)A should include the

interest in the ownership of offshore assets which would include

deposit or investment in foreign banks or the other institutions
                                      86


and the details of all the assets, liability of the foreign countries.

That Respondent No.1 owns various assets of the foreign

countries and has deposited in the foreign bank which has not

been disclosed in Form 26 Affidavit by the Respondent No.1.

That the petitioner is in the process of obtaining documents and

will furnish the same later.


8.12.2 Response: It is contended that neither does the

Respondent No.1 own any assets in the foreign country nor

does he hold any deposits in the foreign banks. Therefore there

is no suppression or non-disclosure of offshore assets as alleged

in the petition.


8.12.3 Evidence: No evidence is led by the petitioner in this

regard.

8.12.4 Conclusion: No case made out on this ground.

8.13 Respondent No.1 has indulged in corrupt practice as
     defined under Section 123(1) of the RP Act.

8.13.1 Allegation: That upon filing the nomination papers in

Form 26 Affidavit on 20.04.2023 Respondent No.1 and his

agents in the guise of election campaign resorted to inducing

the   electors     to   vote   the   Respondent   No.1   by   offering
                                      87


gratification in the nature of money and promised to make huge

sums of donation to the temples. That the petitioner learnt on

25.04.2023 the Respondent No.1 when carrying out the election

campaign in Ward No.15 SC Colony which comes under 140-

Bagepalli constituency had promised that he would donate

Rs.50,000/- to a temple if the electors vote him and get him

elected. The said statement was video recorded and widely

circulated among the electors of 140-Bagepalli constituency.

That promise to make the monetary payments when the Code

of Conduct was imposed amounts to corrupt practice. It is

further    alleged   that   one      Sri.K.V.Prashanth   had     given   a

complaint to the election officer of Bagepalli constituency on

27.04.2023 along with the CD containing the promises made by

Respondent No.1 seeking necessary action. Said complaint

dated 27.04.2023 was forwarded to MCC Nodal officer by the

election   officer   vide   letter    dated   28.04.2023   for    further

examination, filing the report, who in turn forwarded the same

to Narasimhareddy, FST-1 who was appointed as the flying

squad during the election. That the said Narasimhareddy, FST-1

upon receipt of the complaint forwarded to him conducted the

spot panchanama and filed a complaint dated 01.05.2023
                                88


before the jurisdictional Police Station for taking necessary

action. The Station House Officer registered NCR No.171/2023

against the said complaint and made the requisition before the

jurisdictional Magistrate seeking permission to investigate the

non cognizable offence punishable Section 171E of the IPC. The

jurisdictional Magistrate acting under Section 151(2) of Cr.P.C

by order dated 02.05.2023 permitted SHO Bagepalli Station to

register the case against the Respondent No.1 and investigate

the offence punishable under Section 171E of IPC. That making

such promises by the Respondent No.1 inducing the electors to

vote in his favour by offering gratification amounts to corrupt

practice.


8.13.2 Response: It is contended that based on the false

complaint,   FIR   came   to   be   registered.   After   thorough

investigation into the complaint, the jurisdictional police have

submitted their final report/`B' report to the effect that

Respondent No.1 has not offered any illegal gratification or

attempted to induce any electors to vote in his favour. The `B'

report was submitted to the Civil Judge at JMFC, Bagepalli

which was accepted by the Court on 07.10.2023. The perusal of
                                89


the report discloses that the false complaint was lodged and the

same did not disclose any cause of action much less the corrupt

practice as contemplated under Section 123(1) of the R.P. Act,

1951

8.13.3 Evidence: No evidence in this regard is produced by the

petitioner.

8.13.4 Conclusion : No case made out on this ground.


8.14 Non-disclosure of statutory dues at Sl.No.8 in
     respect of properties declared at Sl.No.7 of Form 26
     Affidavit.

8.14.1 Allegation: That since Bruhat Bengaluru Mahanagara

Palike is a statutory body Respondent No.1 was required to

furnish the details of the property tax dues if any, with respect

to the properties owned by him, his wife, dependent daughter in

his Form 26 Affidavit. Respondent No.1, however, has not

disclosed the property tax dues payable to BPMP in relation to

properties owned by him, his wife and daughter namely;

       (i) At Sl.No.(7)B(ii)(c) of Form 26 Affidavit, Respondent
       No.1 has declared that he owns a non-agricultural
       property measuring 3.3 guntas situated in Sy.No.46/1
       Chowdeshwari layout, Marathahalli. As per the records
       available online, petitioner discovered that Respondent
       No.1 has paid property tax relating to the said property
                             90


only upto 2020-2021 and has not paid property tax for
the years 2021-2022, 2022-2023. That petitioner by his
letter dated 19.06.2023 had sought information regarding
the property tax dues payable by Respondent No.1 under
the Right to Information Act with respect to the property
described at Sl.No.(7)B(ii)(c) of Form 26 Affidavit.


(ii) That at Sl.No.(7)B(iii)(a) to (h) of Form 26 Affidavit
Respondent No.1 has declared commercial properties
owned      by   him   and   his   wife.   At   Sl.No.(7)B(iii)(a)
Respondent No.1 has declared that he owns commercial
properties situated at Bhattarahalli Village, K.R.Puram
Hobli, Bangalore. As per the records available online it is
discovered that Respondent No.1 has paid the property
tax on the said property only upto 2019-2020 and there
are no records of him having paid property tax thereafter.


(iii) It is seen at Sl.No.(7)B(iii)(b) of Form 26 Affidavit
Respondent No.1 declared that he owns a commercial
property        bearing     Sy.No.108/1         situated      at
Devarabeesanahalli, Marathahalli, Bengaluru. As per the
record whereas Respondent No.1 has paid property tax in
relation to said property only upto 2021-2022 and not
thereafter.


(iv) At Sl.No.(7)B(iii)(d) of Form 26 Affidavit Respondent
No.1 has declared that he owns a commercial property
                             91


situated at Kundalahalli gate. As per the record property
tax is paid only upto 2020-2021 and not thereafter.


(v) At Sl.No.(7)B(iii)(e) of Form 26 Affidavit Respondent
No.1 has declared that he owns a commercial property
bearing No. 48/2 situated at Vignananagar, Bengaluru.
But the property tax is paid only upto 2017-2018 and not
thereafter.


(vi) At Sl.No.(7)B(iii)(f) of Form 26 Affidavit he has
declared that he owns a commercial property situated in
Sy.No.No.89/2, Munnekolalu Village, Bengaluru. But the
tax is paid only upto 2018-2019 and not thereafter.


(vii) That by a letter dated 19.06.2023 petitioner had
sought information regarding property tax due payable by
the Respondent No.1 under RTI in respect of the property
described at Sl.Nos.(7)B(iii)(a), (b), (d), (e) and (f) of
Form 26 Affidavit. In response to the said letter, the Asst.
Revenue       Inspector,   BBMP   had   issued   reply   dated
21.06.2023 under the Right to Information Act, that the
Respondent No.1 has paid the property tax only upto
2019-2020 in relation to the property described at
Sl.No.(7)B(iii)(a). The certificate under Section 65B of the
Indian Evidence Act in support of the electronic records
produced.
                                 92


      (viii) That apart from the aforesaid properties Respondent
      No.1 has not paid the property tax in relation to the other
      properties at Sl.No.(7)B(i)(a) to (j), Sl.No.(7)B(ii)(a), (b),
      (d), (e) and (f) and Sl.No.(7)B(iii)(c), (g) and (h) declared
      by him in Form 26 Affidavit.


Thus, referring to the aforesaid incidents it is contended that

the non-disclosure and suppression of the details of his assets

and liabilities amounted to corrupt practice.

8.14.2 Response: As regard to the allegations of non-

disclosure of the statutory dues at Sl.No.8 in respect to

properties declared at Sl.No.7 of the Form 26 Affidavit, it is

contended that there is no suppression of facts. As there was no

demand notice from the statutory authority there was no need

to disclose the same in the Form 26 Affidavit.


8.14.3    Evidence:     One     Smt.    Lakshmidevi      R,    Joint

Commissioner, Revenue Department has been examined as

PW.2 in support of the aforementioned allegations. The said

witness has produced documents pertaining to assessment and

payment of tax details of which are as under;

      (i) Exs.P49 to P60 pertains to the self assessment of
      property tax for the period from 2018 - 2019 to 2023 -
                           93


2024 in respect of property No.28 of Bhattarahalli Grama,
K.R Puram Hobli, Bangalore, and the certified copies of
the tax paid receipts for the said period.


(ii) Exs.P61 to P72 pertains to the self assessment of
property tax for the period from 2018 - 19 to 2023 - 24 in
respect of property No. 48/2 Vignananagr, Kaggadasapura
Main Road, Bangalore, and the certified copies of the tax
paid receipts for this said period.


(iii) Exs.P73 to P84 pertain to the self assessment of
property tax for the period from 2018 - 19 to 2023 - 24 in
respect   of   property   No.89/2     of   Outer   Ring   Road,
Munnekolalu, Marathahalli, Bangalore, and the certified
copies of the tax paid receipts for this said period.


(iv) Exs.P85 to P96 pertain to the self assessment of
property tax for the period from 2018 - 19 to 2023 - 24 in
respect of property No.245 of 'A' Block, Devarabisanahalli,
Marathahalli, Bangalore, and the certified copies of the tax
paid receipts for this said period.


(v) Exs.P97 to P108 pertain to the self assessment of
property tax for the period from 2018 - 19 to 2023 - 24 in
respect   of   property   No.43,      Varthur   Main    Road   ,
Munekolalu, Bangalore, and the certified copies of the tax
paid receipts for this said period.
                                94


      (vi) Exs.P109 to P120 pertain to the self assessment of
     property tax for the period from 2018-19 to 2023-24 in
     respect of property No.1 of Chowdeshwari Layout, 5th
     Main, Marathahalli, Bangalore, and the certified copies of
     the tax paid receipts for this said period.

     (vii) In the cross-examination, Respondent No.1 has
     deposed at paragraph No.49 that except for the COVID-
     19 pandemic period since there was no demand, he has
     paid the property tax in respect of all the properties only
     against the demand. He has denied the suggestion, that
     though there were property tax due and payable he has
     not disclosed the same in his Form 26 Affidavit at Ex.P4.

8.14.4 Discussion/Analysis: Learned Senior counsel for the

petitioner submitted that in terms of sub-Section (8) of Section

144 and Section 48 of the Bruhat Bengaluru Mahanagara Palike

Act, 2020 (for brevity 'BBMP Act, 2020') absence of demand

does not mean there is no due. That property tax in a sum of

Rs.1,09,04,478/- has been paid during August, 2023 and

another sum of Rs.24,30,447/ has been made on 24.07.2024.

That there is no whisper regarding payment of property tax

being due or paid subsequently even in the written statement

that was filed on 05.12.2023. Thus, the same amounts to false

statement made in the Form 26 Affidavit wherein it is declared
                                        95


liability towards property tax as 'Nil'. She refers to tabular

column indicating actual due dates and payment of property tax

made        thereunder.     Learned     Senior         counsel     appearing         for

Respondent No.1 submits that issue of non payment of property

tax in comparison to the overall assets held by Respondent

No.1, his wife, and daughter would be insignificant. In any

event, the Respondent No.1 has paid and discharged the said

dues though belatedly. The non-payment of property tax was an

inadvertent error committed by his employees and he had no

intention of either suppressing or misleading as sought to be

made out.

8.14.5 The chart prepared and submitted by the petitioner

based on the evidence led by PW 2 and the documents

produced at Exs.P49 to 120 is as under;

                            Date of                       Page Nos. of E property
 Exhibits      Year                    Amount Paid
                           Payment                                 Details
 P57         2020-2021   07.08.2023   Rs.3,74,823.00     770 No.28 Battrahalli Village
 P53         2021-2022   07.08.2023   Rs.3,30,774.00     771 No.28 Battrahalli Village
 P59         2022-2023   07.08.2023   Rs.3,06,984.00     772 No.28 Battrahalli Village
 P60         2023-2024   07.08.2023   Rs.2,84,129.00     773 No.28 Battrahalli Village
 P67         2018-2019   16.08.2023   Rs.19,796.00       788 No.48/1 Vignan Nagar
 P68         2019-2020   16.08.2023   Rs.17,302.00       789 No.48/1 Vignan Nagar
 P69         2020-2021   16.08.2023   Rs.14,807.00       790 No.48/1 Vignan Nagar
 P70         2021-2022   16.08.2023   Rs.13,121.00       791 No.48/1 Vignan Nagar
 P71         2022-2023   16.08.2023   Rs.12,210.00       792 No.48/1 Vignan Nagar
 P72         2023-2024   16.08.2023   Rs.11,239.00       793 No.48/1 Vignan Nagar
 P80         2019-2020   05.08.2023   Rs.2,11,819.00     808      No.89/1           ORR
                                                         Munnekolalu
 P81         2020-2021   07.08.2023   Rs.1,80,192.00     809      No.89/1           ORR
                                                         Munnekolalu
 P82         2021-2022   07.08.2023   Rs.1,58,807.00     810      No.89/1           ORR
                                                         Munnekolalu
                                    96


 P83     2022-2023   07.08.2023   Rs.1,47,257.00    811      No.89/1       ORR
                                                    Munnekolalu
 P84     2023-2024   07.08.2023   Rs.1,36,110.00    812      No.89/1       ORR
                                                    Munnekolalu
 P94     2021-2022   07.08.2023   Rs.28,57,527.00   841 245A Devabisanahalli
 P95     2022-2023   07.08.2023   Rs.26,48,530.00   842 245A Devabisanahalli
 P96     2023-2024   24.07.2024   Rs.24,30,447.00   843 245A Devabisanahalli
 P106    2021-2022   05.08.2023   Rs.11,08,569.00   871 46 Varthur Main Road
 P107    2022-2023   05.08.2023   Rs.10,27,729.00   872 47 Varthur Main Road
 P1      2023-2024   07.08.2023   Rs.9,50,304.00    873 48 Varthur Main Road
 P118    2021-2022   05.08.2023   Rs.33,198.00      902 A Chowdeshwari Layout
 P119    2022-2023   05.08.2023   Rs.30,815.00      903 5 Chowdeshwari Layout
 P120    2023-2024   05.08.2023   Rs.28,436.00      904 6 Chowdeshwari Layout




8.14.6 Chapter XIII of the BBMP Act, 2020 deals with Taxes. In

that Section 144 provides for levy of Tax on buildings and land

or both and the rates at which the same is leviable. Sub-Section

(8) of Section 144 reads as under;

            "(8) The person primarily liable to pay the property tax,
            shall pay the tax in two equal installments through
            demand draft or E-Payment. The first being before 30th
            May and second by 29th November of each financial
            year. However, the owner or occupier or person
            primarily liable to pay property tax may choose to pay
            in one installment:

                    Provided that if the owner or occupier who is
            liable to pay property tax files return and also pays
            property tax for the whole year, within one month from
            the date of commencement of each year he shall be
            allowed a rebate of five per cent on the tax payable by
            him:
                    Provided further that the Government may on
            the recommendation of the Corporation by notification
            extend the time limit for payment of property tax
            without penalty and for the benefit of Five percent
            rebate in respect of any financial year.

                    Provided also that subject to random scrutiny
            as may be prescribed, the tax return filed for the first
            time or the year in which g guideline value of property
            has been revised under section 45B of the Karnataka
            Stamp Act 1957 (Karnataka Act 34 of 1957) shall form
            the base for payment of tax applicable during each
            block year. "
                                     97




8.14.7 Section 147 of the BBMP Act, 2020 providing for

payment of property tax which reads as under;

      "147. Payment of property tax.-

       (1)The owner of the building or vacant land or both shall pay
       the tax either in one installment or in two equal installments,
       within such time periods as notified by the corporation from
       time to time.

       (2) The corporation shall have the power to extend such
       notified time period under sub section (1) and waive such
       penalty payable due to delayed payment.

       (3) Any person owner of the building or vacant land or both
       who is required to pay tax shall submit a self-assessed
       return, in such format as may be prescribed, within those
       time periods notified under sub section (1) to the Chief
       Commissioner or to such officer or agency authorized by him
       in this behalf.

       (4) In order to facilitate the filing of return by an owner or
       occupier, the corporation shall issue such guidelines for the
       ease of calculation of the payable tax and the Chief
       Commissioner shall direct zonal commissioners of the
       corporation to establish such help centres within the zonal
       committee as may be necessary."


8.14.8 Section 148 (before its omission under the Act 17 of

2024 effective from 07.03.2024) reads as under;

     "148. Demand for the payment of tax and recovery of
     taxes.-

     (1) If the tax including the penalty payable under this chapter
     is not paid after it has become due, the Corporation may cause
     to be served upon the person liable for the payment of the
     same, a notice of demand in such form as may be prescribed.

     (2) If a person seeks to appeal against the demand notice
     issued by the Chief Commissioner or any person authorized by
     him, such person may file an appeal before the Tribunal in such
     manner as may be prescribed.
                                    98



     (3) Any person seeking to file an appeal under sub-section (2)
     shall deposit fifty percent of the demanded amount with the
     Tribunal.

     (4) If the person to whom a notice of demand has been served
     under sub section (1) does not pay the tax within thirty days
     from the service of such demand, in the absence of any stay
     issued by Tribunal or any court on the demand notice, the Chief
     Commissioner may recover by distraint under his warrant and
     sale of the such movable property of the defaulter or if the
     defaulter is the occupier of the building by distress and sale of
     any movable property which may be found in or on such
     building or land, the amount due on account of tax together
     with the warrant fee and distraint fee and with such further
     sums as will satisfy the probable charges, that will be incurred
     in connection with the detention and of the sale of property so
     distrained. (5) If, for any reason the distraint, or a sufficient
     distraint of the defaulter's property cannot be effected, the
     Chief Commissioner may attach the bank account or the
     immovable property of the defaulter in such manner as may be
     prescribed, till the recovery of the property tax due. The Chief
     Commissioner may move the competent court to absolute the
     attachment order made by him. Further the Chief
     Commissioner may prosecute the defaulter before a competent
     Court.

8.14.9 Thus, the primary obligation of payment of property tax

voluntarily without any demand is on the owner of the building

or the vacant land as the case may be. The issue of notice

would arise if the property tax including the penalty payable

was not paid after it has become due. Unlike in case of the

payment of other taxes such as GST or income Tax where there

is always an element of fluctuation in income and expenditure,

month after month and year after year which requires periodical

assessment and determination, in the matter of property tax
                                    99


rates at which tax to be assessed is fixed and there is hardly

any scope for periodical fluctuation. Therefore, the owner of the

building or the vacant land is statutorily obligated to pay the tax

whether or not there is any demand notice issued by the

authorities.   In fact by virtue of Act 17 of 2024 and even the

provisions of Section 148 of BBMP Act, 2020, which provides for

demand for payment of tax if not paid after it becomes due and

for recovery of tax has now been deleted.


8.14.10 Also relevant to note that the property tax is the major

source of income for the Statutory authority like Bruhat

Bengaluru Mahanagara Palike which would be used ultimately

for public good. In the words of the Apex Court as held in the

case of SRIKANTH KASHINATH JITURI AND OTHERS Vs.

CORPORATION OF CITY AT BELGAUM reported in (1994) 6

SCC 572 wherein dealing with basis of determination of rate of

property tax at paragraph 11 the Apex Court has held as under;

         "11. Before parting with this appeal, we feel compelled to
         express our doubts as to the soundness and continuing
         relevance of the view taken by this Court in several earlier
         decisions that the property tax must be determined on the
         basis of fair rent alone regardless of the actual rent
         received. Fair rent very often means the rent prevailing
         prior to 1950 with some minor modifications and additions.
         Property tax is the main source of revenue to the
         municipalities and municipal corporations. To compel these
         local bodies to levy and collect the property tax on the
                                   100


         basis of fair rent alone, while asking them at the same time
         to perform all their obligatory and discretionary functions
         prescribed by the statute may be to ask for the impossible.
         The cost of maintaining and laying roads, drains and other
         amenities, the salaries of staff and wages of employees --
         in short, all types of expenditure have gone up steeply over
         the last more than forty years. In such a situation,
         insistence upon levy of property tax on the basis of fair
         rent alone -- disregarding the actual rent received -- is
         neither justified nor practicable. None of the enactments
         says so expressly. The said principle has been evolved by
         courts by a process of interpretation. Probably a time has
         come when the said principle may have to be reviewed. In
         this case, however, this question does not arise at this
         stage and, therefore, it is not necessary to express a final
         opinion on the said issue."


8.14.11 Conclusion: Admittedly, property tax has not been

paid in respect of the aforementioned properties owned by

Respondent No.1, his wife and dependent daughter. Property

tax due to the tune of Rs.1,09,04,478/- was paid during August,

2023 and Rs.24,30,447/- was paid on 24.07.2024. Payment of

property tax voluntarily is a statutory obligation irrespective of

issuance of demand notice. Without paying the property tax,

declaration made on oath by Respondent No.1 in the Form 26

Affidavit that there being no municipal/property tax dues would

undoubtedly    amount      to   non-disclosure/      false    declaration.

Petitioner has proved this allegation and Respondent No.1 has

thus failed to prove any compliance much less substantial
                                     101


compliance of this requirement. Issue Nos.1 and 3 are answered

partly in the affirmative.

Regarding Issue No.2:

9.    The petitioner having made the allegations as noted

above has contended that false declaration and non-disclosure

of assets and liabilities by the Respondent No.1 in Form 26

Affidavit amounts to corrupt practice as contemplated under

sub-sections(1) and (2) of Section 123 of the R.P. Act, 1951,

materially affecting the result of election.

9.1 For the purpose of this issue provisions of sub-Section (1)

of Section 100 and Section 123 of the R.P. Act, 1951 are

extracted hereunder for immediate reference:

       100. Grounds for declaring election to be void.- [(1)
       Subject to the provisions of sub-section (2) of [the High court]
       is of opinion-

       (a) that on the date of his election a returned candidate was
       not qualified, or was disqualified, to be chosen to fill the seat
       under the Constitution or this Act 5[***] [or the Government
       of Union Territories Act, 1963 (20 of 1963)]; or

       (b) that any corrupt practice has been committed by a
       returned candidate or his election agent or by any other
       person with the consent of a returned candidate or his election
       agent; or

       (c) that any nomination has been improperly rejected; or

       (d) that the result of the election, in so far as it concerns a
       returned candidate, has been materially affected-

       (i) by the improper acceptance or any nomination, or
                                 102


(ii) by any corrupt practice committed in the interests of the
returned candidate [by an agent other than his election
agent), or

(iii) by the improper reception, refusal or rejection of any
vote or the reception of any vote which is void, or

(iv) by any non-compliance with the provisions of the
Constitution or of this Act or of any rules or orders made
under this Act,

[the High Court] shall declare the election of the returned
candidate to be void.]

"123. Corrupt practices.--The following shall be deemed to
be corrupt practices for the purposes of this Act:--


(1)"Bribery", that is to say--

(A) any gift, offer or promise by a candidate or his agent or by
any other person with the consent of a candidate or his
election agent of any gratification, to any person whomsoever,
with the object, directly or indirectly of inducing--

 (a) a person to stand or not to stand as, or to withdraw or
not to withdraw from being a candidate at an election, or

(b) an elector to vote or refrain from voting at
      an election, or as a reward to--
(i) a person for having so stood or not stood, or for having
withdrawn or not having       withdrawn his candidature; or
(ii) an elector for having voted or refrained from voting;

(B)     the receipt of, or agreement to receive,            any
gratification, whether as a motive or a reward--

(a)by a person for standing or not standing as, or for
withdrawing or not withdrawing from being, a candidate; or

(b)by any person whomsoever for himself or any other person
for voting or refraining from voting, or inducing or attempting
to induce any elector to vote or refrain from voting, or any
candidate to withdraw ornot to withdraw his candidature.

Explanation.--For the purposes of this clause the term
"gratification" is not restricted to pecuniary gratifications or
gratifications estimable in money and it includes all forms of
entertainment and all forms of employment for reward but it
                                     103


      does not include the payment of any expenses bona fide
      incurred at, or for the purpose of, any election and duly
      entered in the account of election expenses referred to in
      section 78.

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

      Provided that--(a)without prejudice to the generality of the
      provisions of this clause any such person as is referred to
      therein who--

      (i)threatens any candidate or any elector, or any person in
      whom a candidate or an elector interested, with injury of any
      kind including social ostracism and ex-communication or
      expulsion from any caste or community; or

      (ii) induces or attempts to induce a candidate or an elector to
      believe that he, or any person in whom he is interested, will
      become or will be rendered an object of divine displeasure or
      spiritual censure, shall be deemed to interfere with      the
      free exercise of the electoral right of such candidate or elector
      within the meaning of this clause;

      (b)a declaration of public policy, or a promise of public action,
      or the mere exercise of a legal right without intent to interfere
      with an electoral right, shall not be deemed to be interference
      within the meaning of this clause."


9.2   POSITION OF LAW:

It is necessary to advert to exposition of law by the Apex Court

on this aspect of the matter which is as under:


9.2.1 Apex Court in the case of UNION OF INDIA Vs.

ASSOCIATION FOR DEMOCRATIC REFORMS reported in

(2002)5 SCC 295 has held that the voter's right to know
                                    104


antecedents    including     criminal     past    of    a   candidate         to

membership     of   Parliament      or   Legislative     Assembly,       is   a

fundamental right.

9.2.2 Essentiality of declaration of assets and liabilities of a

candidate entering electoral contest has been explained by the

Apex Court in the case of PEOPLES' UNION FOR CIVIL

LIBERTIES (PUCL) Vs. UNION OF INDIA reported in (2003)

4 SCC 399 wherein at paragraph Nos.119 and 120 it has been

held as under:


     119. Disclosure of assets and liabilities is another thorny
     issue. If the right to information is to be meaningful and if it
     is to serve its avowed purpose, I am of the considered view
     that the candidate entering the electoral contest should be
     required to disclose the assets and liabilities (barring articles
     of household use). A Member of Parliament or State
     Legislature is an elected representative occupying high public
     office and at the same time, he is a "public servant" within
     the meaning of the Prevention of Corruption Act as ruled by
     this Court in the case of P.V. Narasimha Rao v. State [(1992)
     3 SCC 637] . They are the repositories of public trust. They
     have public duties to perform. It is borne out by experience
     that by virtue of the office they hold there is a real potential
     for misuse. The public awareness of financial position of the
     candidate will go a long way in forming an opinion whether
     the candidate, after election to the office had amassed wealth
     either in his own name or in the name of family members viz.
     spouse and dependent children. At the time when the
     candidate seeks re-election, the citizens/voters can have a
     comparative idea of the assets before and after the election
     so as to assess whether the high public office had possibly
     been used for self-aggrandizement. Incidentally, the
     disclosure will serve as a check against misuse of power for
     making quick money, a malady which nobody can deny, has
     been pervading the political spectrum of our democratic
     nation. As regards liabilities, the disclosure will enable the
     voter to know, inter alia, whether the candidate has
                                     105


     outstanding dues payable to public financial institutions or the
     Government. Such information has a relevant bearing on the
     antecedents and the propensities of the candidate in his
     dealings with public money. "Assets and liabilities" is one of
     the important aspects to which extensive reference has been
     made in Assn. for Democratic Reforms case [Ed.: See full text
     at 2003 Current Central Legislation, Pt. II, at p. 3] . The
     Court did consider it, after an elaborate discussion, as a vital
     piece of information as far as the voter is concerned. But,
     unfortunately, the observations made by this Court in this
     regard have a been given a short shrift by Parliament with
     little realization that they have a significant bearing on the
     right to get information from the contesting candidates and
     such information is necessary to give effect to the freedom of
     expression.

     120. As regards the purpose of disclosure of assets and
     liabilities, I would like to make it clear that it is not meant to
     evaluate whether the candidate is financially sound or has
     sufficient money to spend in the election. Poor or rich are
     alike entitled to contest the election. Every citizen has equal
     accessibility in the public arena. If the information is meant to
     mobilize public opinion in favour of an affluent/financially
     sound candidate, the tenet of socialistic democracy and the
     concept of equality so firmly embedded in our Constitution
     will be distorted. I cannot also share the view that this
     information on assets would enable the public to verify
     whether unaccounted money played a part in contesting the
     election. So long as Explanation 1 to Section 77 of the RP Act,
     1951 stands and the contributions can legitimately come from
     any source, it is not possible for a citizen/voter to cause a
     verification to be made on those lines. In my opinion, the real
     purposes of seeking information in regard to assets and
     liabilities are those which I adverted to in the preceding
     paragraph. It may serve other purposes also, but, I have
     confined myself to the relevancy of such disclosure vis-à-vis
     right to information only.



9.2.3 In the case of Lok Prahari (supra) dealing with aspect of

declaration/ non -disclosure of assets and source of income

amounting to "Undue Influence" - Corrupt Practice under
                                    106


Section 123(2) of the R.P. Act, 1951, the Hon'ble Apex Court at

paragraph Nos.79 and 81 held as under:


      79. We shall now deal with Prayer 2 [ Prayer 2 -- "declare
      that non-disclosure of assets and sources of income of self,
      spouse and dependants by a candidate would amount to
      undue influence and thereby, corruption and as such election
      of such a candidate can be declared null and void under
      Section 100(1)(b) of the 1951 RP Act in terms of the
      judgment reported in AIR 2015 SC 1921."] which seeks a
      declaration that non-disclosure of assets and sources of
      income would amount to "undue influence" -- a corrupt
      practice under Section 123(2) of the 1951 RP Act. In this
      behalf, heavy reliance is placed by the petitioner on a
      judgment of this Court in Krishnamoorthy v. Sivakumar
      [Krishnamoorthy v. Sivakumar, (2015) 3 SCC 467 : (2015) 2
      SCC (Cri) 359 : AIR 2015 SC 1921] . It was a case arising
      under the Tamil Nadu Panchayats Act, 1994. A notification
      was issued by the State Election Commission stipulating that
      every candidate at an election to any panchayat is required to
      disclose information, inter alia, whether the candidate was
      accused in any pending criminal case of any offence
      punishable with imprisonment for two years or more and in
      which charges have been framed or cognizance has been
      taken by a court of law. In an election petition, it was alleged
      that there were certain criminal cases pending falling in the
      abovementioned categories but the said information was not
      disclosed by the returned candidate at the time of filing his
      nomination. One of the questions before this Court was
      whether such non-disclosure amounted to "undue influence"
      -- a corrupt practice under the Panchayats Act. It may be
      mentioned that the Panchayats Act simply adopted the
      definition of a corrupt practice as contained in Section 123 of
      the 1951 RP Act.

      81. For the very same logic as adopted by this Court in
      Krishnamoorthy [Krishnamoorthy v. Sivakumar, (2015) 3 SCC
      467 : (2015) 2 SCC (Cri) 359 : AIR 2015 SC 1921] , we are
      also of the opinion that the non-disclosure of assets and
      sources of income of the candidates and their associates
      would constitute a corrupt practice falling under heading
      "undue influence" as defined under Section 123(2) of the
      1951 RP Act. We, therefore, allow Prayer 2.
                                   107


9.2.4 In the case of S.Rukmini Madegowda (supra) at

paragraph No.37, the Hon'ble Apex Court has held as under:


       37. In our considered view, a false declaration with regard
       to the assets of a candidate, his/her spouse or
       dependants, constitutes corrupt practice irrespective of
       the impact of such a false declaration on the election of
       the candidate. It may be presumed that a false
       declaration impacts the election.

9.2.5 In the case of Karikho Kri (supra) at paragraph Nos.40

and 44, the Hon'ble Apex Court has held as under:


       40. In Assn. for Democratic Reforms v. Union of India [Assn.
       for Democratic Reforms v. Union of India, (2024) 5 SCC 1 :
       (2024) 243 Comp Cas 115] , a Constitution Bench affirmed
       that, in terms of the earlier judgments in Assn. for
       Democratic Reforms [Assn. for Democratic Reforms v. Union
       of India, (2024) 5 SCC 1 : (2024) 243 Comp Cas 115] and
       People's Union for Civil Liberties (PUCL) v. Union of India
       [People's Union for Civil Liberties (PUCL) v. Union of India,
       (2003) 4 SCC 399] , the right of voters to information, which
       is traceable to Article 19(1)(a) of the Constitution, is built
       upon the jurisprudence that information which furthers
       democratic participation must be provided to citizens and
       voters have a right to information which would enable them
       to cast their votes rationally and intelligently because voting
       is one of the foremost forms of democratic participation. It
       was further observed that voters have a right to the
       disclosure of information which is "essential" for choosing the
       candidate for whom a vote should be cast.

       44. The decision of this Court in Kisan Shankar Kathore
       [Kisan Shankar Kathore v. Arun Dattatray Sawant, (2014) 14
       SCC 162] , also demonstrates this principle, as this Court
       undertook examination of several individual defects in the
       nomination of the returned candidate and found that some of
       them were actually insubstantial in character. This Court
       noted that two facets required consideration -- whether
       there is substantial compliance in disclosing requisite
       information in the affidavits filed along with the
       nomination and whether non-disclosure of information
       on identified aspects materially affected the result of
                                    108


         the election. This Court observed, on facts, that non-
         disclosure of the electricity dues in that case was not a
         serious lapse, despite the fact that there were dues
         outstanding, as there was a bona fide dispute about the
         same. Similar was the observation in relation to non-
         disclosure of municipal dues, where there was a
         genuine dispute as to re-valuation and re-assessment
         for the purpose of tax assessment. Earlier, in Shambhu
         Prasad Sharma v. Charandas Mahant [Shambhu Prasad
         Sharma v. Charandas Mahant, (2012) 11 SCC 390] , this
         Court observed that the form of the nomination paper is not
         considered sacrosanct and what is to be seen is whether there
         is substantial compliance with the requirement as to form and
         every departure from the prescribed format cannot, therefore,
         be made a ground for the rejection of the nomination paper.

9.2.6 Adverting to the aforesaid position of law as enunciated

and analyzing the same, the Hon'ble Apex Court in the case of

Ajmera Shyam (supra) dealing with a challenge to election on

the ground of non-disclosure of income as shown in the income

tax return for four financial years out of the last five financial

years in the Form 26 affidavit, at paragraph Nos.10.11, 10.12,

10.13, 10.34, 10.35 and at 11.1, 11.2, 11.3, 11.4 has held as

under:

      10.11 Section 36 (4) of the Act clearly states that the
      Returning Officer shall not reject any nomination paper on
      the basis of a defect that is not of a substantial character.
      Consequently, if the defect is not considered substantial, the
      nomination cannot be rejected, and acceptance of such
      nomination cannot be deemed improper to invoke the
      provisions of Section 100 (1)(d)(i) of the Act.

      10.12 Applying the same legal standard, consequently, if
      such defect in not disclosing the assets or income is not of a
      substantial nature, it cannot be said to be a corrupt practice
      within the meaning of Section 100(1)(b) of the Act.
                               109


For the same reasons, the provisions of Section
100(1)(d)(iv) of the Act cannot be attracted, if the defect is
not a material one.

10.13 Thus, in the present case, as we examine the issue as
to whether non-disclosure of income as shown in the income
tax return for four years amounts to non-compliance with
the mandate of Rule 4A of the Rules, and if so, whether the
acceptance of the nomination paper of Respondent No. 1 was
improper to attract the provisions of Section 100(1)(d)(i),
Section 100(1)(b), or Section 100(1)(d)(iv), it must first be
ascertained whether such a defect of non-disclosure was of a
substantial character under the circumstances. If it is so
proved, it has to be then determined whether, this will
attract adverse actions contemplated under Section 100,
which the election petitioner, the Appellant herein, seeks to
invoke.

10.34 We are, thus, of the view that merely because a
returned candidate has not disclosed certain information
related to the assets, courts should not rush to invalidate the
election by adopting a highly pedantic and fastidious
approach, unless it is shown that such concealment or non-
disclosure was of such magnitude and substantial nature that
it could have influenced the election result.

In this case, it has not been demonstrated that such
concealment or non-disclosure of certain information related
to assets was of a substantial nature that could have
materially affected the result of the election of the returned
candidate. Of course, it was observed by this Court in Lok
Prahari (supra), S. Rukmini Madegowda (supra), etc., that if
it is found that there has been non-disclosure of assets, it
amounts to a corrupt practice. But the non-disclosure of
income as per Income Tax Return in the present case, as
discussed above, is not of a substantial nature to be
considered a corrupt practice.

10.35 The true test, in our opinion, would be whether the
non-disclosure of information about assets in any case is of
consequential or inconsequential import, finding of which will
be the basis for declaring the election valid or void as the
case may be.

11. CONCLUSION

11.1 Judicial intervention in election disputes concerning
disclosure of information, as discussed above, was prompted
by the quest for sanitising the electoral process by
                                110


eliminating polluting elements by making candidates'
criminal antecedents public. Aiming to prevent criminals from
participating in elections to maintain purity of the electoral
process -- essential for the proper functioning of
parliamentary democracy -- the court was compelled to
exercise its extraordinary power to issue specific directions.
Consequently, not only disclosure of criminal antecedents,
but also related obligations to disclose assets, liabilities, and
educational qualifications of election candidates became
mandatory. The knowledge of the criminal antecedents,
assets and educational qualifications of the candidates by
voters certainly invigorates the electoral process, which is
ensured by obligatory disclosure by the candidate.
However, the Court has made a subtle distinction
between non-disclosure of criminal antecedents and
that of assets and educational qualifications. While
disclosure of criminal antecedents in the electoral
process was the most critical element to maintain the
purity of the electoral process which has to be
scrupulously adhered to, disclosure of assets and
educational      qualifications     were    considered         as
attending supplementary requirements to strengthen
the electoral process, of which there will be certain
scope for consideration as to whether it is of
substantial or inconsequential nature.

In the light of the above, this disclosure requirement
as far as assets and educational qualification is
concerned, should not be unreasonably stretched to
invalidate an otherwise validly declared election over
minor technical non-compliances that are not of
substantial character, and should not be the basis for
nullification of the people's mandate.

11.2 In the light of the legal position exposited, on
examination of the facts in the peculiar background obtaining
in the case, we hold that the non-disclosure of income in the
income tax return for four financial years by Respondent No.
1, is not a defect of substantial character. Therefore, the
nomination could not have been rejected under Section
36(2) of the Representation of the People Act, 1951 as
contended by the Appellant and hence, no illegality was
committed by the Returning Officer in accepting the
nomination of the Respondent No. 1. Resultantly, the penal
clause cannot be invoked to invalidate Respondent No. 1's
election under Section 100(1)(d)(i) of the Act on the ground
that the nomination of Respondent No. 1 was improperly
accepted.
                                    111


      11.3 As we have held that the defect of non-disclosure
      mentioned is not of a substantial nature, for the same reason
      the Respondent No. 1 cannot be considered to have indulged
      in a corrupt practice within the meaning of Section 123 (2) of
      the Act, and thus, the election of Respondent No. 1 cannot
      be rendered void under Section 100(1)(b) of the Act.

      11.4 Consequently, on the same consideration, it cannot be
      also said that the Respondent No. 1 did not comply with the
      relevant provisions of the Act or any rule or order made
      under the Act, to attract the provisions of Section
      100(1)(d)(iv) of the Act.

                                            (emphasis added)

9.3   The issue No.2 framed as above is required to be

adverted and adjudicated in the light of aforesaid settled

proposition of law.


9.4   On the analysis of the evidence led by the parties while

answering issue Nos.1 and 3 this Court has come to the

conclusion that there is non-compliance of the requirement of

disclosure of sources of income and assets and liabilities as well

as the false declaration in respect of the following four items:

      (i)    Non-disclosure      of    businesses and
      corresponding current account balance relating
      to Respondent No.1 and his wife:
      (refer paragraph Nos.8.2. to 8.2.17)

      (ii) Non-disclosure of agricultural land in
      Sy.No.21 measuring 2 acres 22 guntas owned
      by Respondent No.1.
      (refer paragraph Nos.8.4 to 8.4.6)
                               112


     iii) Non-disclosure of nature of land and their
     approximate market value:
     (refer paragraph Nos.8.4.17 to 8.4.24)

     (iv) Declaration of Municipal/Property Tax dues
     pertaining to properties of the Respondent
     No.1, his wife and daughter as described at
     Clause (7)B(ii)(a to f) as "Nil" at Clause
     (8)8(vi).
     (refer paragraph Nos. and 8.14 to 8.14.11)


Discussion/Analysis:

9.4.1 Admittedly, Respondent No.1 has not disclosed his

sources of income. He has neither disclosed the details of his

following business entities/concern nor their corresponding

current account balance details ;

(1) R and R Bar and Restaurant;
(2) Bhagini Residency;
(3) Srinivasa Wines;
(4) Bhagini Palace;
(5) Wholesale Liquor Proprietorship Concern.


9.4.2 Similarly, there is no disclosure with regard to business

being run by his wife under the name and style of "Mini Bar and

Restaurant", Baiyappanahalli as well as its current account

balance, which is her source of income.
                                      113


9.4.3 Though in the written statement it is contended that the

bank     account    details     given   under   Sl.No.(7)A(ii)     and the

investment details given under Sl.No.(7)A(iii) includes all the

account balance details, no evidence is placed on record by the

Respondent No.1 providing specific details of the aforesaid

business entities /concerns. Similarly, no separate details are

provided with regard to their corresponding Current accounts

balance and the Savings Bank accounts balance.


9.4.4 When admittedly the main sources of income of the

Respondent No.1 and his wife being the aforesaid hotel and

liquor businesses (even as admitted by Respondent No.1 in his

cross examination while answering question Nos. 8, 9, 10, 21,

22, 23 as extracted hereinabove). In the absence of any

satisfactory explanation being given, it would be difficult to

accept    that     there   is   a   "substantial     compliance"    of   the

requirement of declaration/disclosure with regard to sources of

income     and     current      account    balance    pertaining    to   the

businesses which are said to be the main source of income.


9.4.5    Similarly, respondent has not disclosed 2 acres and 22

guntas of land in Sy.No.21 owned by him. Though an
                                 114


explanation is offered that said extent of land forms part of

deed of sale dated 09.03.2006, under which he purchased land

in Sy.No.19 measuring 2 acres 32.5 guntas, and that due to

oversight same is not mentioned, since even the approximate

market value of the same is not declared as noted above, there

is no substantial compliance.


9.4.6 Respondent No.1 has declared land bearing Sy.No.164,

Kothakote Village, Bagepalli Taluk, measuring 1 acre 10 guntas

owned by his daughter Amrita S, as agricultural land under

Sl.No.(7)B(i)(b).


9.4.7 Similarly, he has declared land bearing Sy.Nos.173, 174,

138/2, 158/2, 172 and 157         Kothakote Village of Bagepalli

Taluk measuring 10 acres and 10 guntas owned by the

Respondent No.1 as agricultural land under Sl.No.(7)B(i)(j). The

explanation offered by the Respondent No.1 for non-disclosure

of nature of land as due to oversight and unintentional, and that

there has been no non-agricultural activity being carried on in

the aforesaid lands though they have been converted to

commercial   purposes,   cannot    be   accepted,   inasmuch   as,

aforesaid relevant Sl.Nos.(7)B(i)(b) and (7)B(i)(j) are meant for
                                 115


providing details of agricultural properties while Sl.No.(7)B(ii) is

meant for providing details of non-agricultural properties. This

cannot be a case of oversight. This also will have effect on the

valuation   of   the   properties   as   nature   of   land   as   non-

agricultural/residential/commercial/industrially converted lands

carry higher market value than the agricultural lands.


9.4.8 The reason for non-disclosure of nature of lands, in the

light of Form 26 Affidavit providing specific columns thereof,

cannot be countenanced merely on the say of the same being a

bonafide mistake or oversight.


9.4.9 Section 45-B of the Karnataka Stamp Act, 1957 provides

for constitution of Central Valuation Committee in terms of

which Central Valuation Committee is the final authority for

formulation of policy, methodology and administration of

market value guidelines in the State which is also empowered

to constitute Market Valuation Sub-Committees in each sub-

Districts and Districts, for estimation and revision of Market

Value Guidelines of the properties for the purpose of Section

45-A of the Act. Section 45-A of the Act provides the procedure

to deal with undervalued instrument of conveyance. Relevant
                               116


also to refer Section 2(mm) of Karnataka Stamp Act which

defines "Market Value"   to mean, in relation to any property,

which is the subject-matter of an instrument, means the price

which such property would have fetched, in the opinion of the

Deputy Commissioner or the Appellate Authority or the Chief

Controlling Revenue Authority, if sold in open market on the

date of execution of such instrument or the consideration stated

in the instrument, whichever is higher."


9.4.10     When the Form 26 Affidavit requires "Approximate

Current Market Value" to be disclosed, it means market value

for the purpose of buying and selling. Further mere statement

that the declaration of the approximate current market value of

the property as deemed fit by the Respondent No.1 without

reference to nature of land and "Actual Current Market Value"

on the test of property being put on sale, cannot be accepted to

be a true declaration of the approximate current market value

of the property.   Though, reference to the Guidelines Value

may not be the mandatory yardstick it cannot be ruled out that

the same would lend acceptable basis to calculate "Approximate

Current Market Value" particularly in the light of the term
                               117


"market value" as defined under the Karnataka Stamp Act. The

gap between approximate market value disclosed by the

Respondent No.1 in his Form 26 Affidavit and the market value

of the property shown in the Guidelines Value issued by the

State appears to be substantial.


9.4.11 As per the deposition of PW2 undisputedly Respondent

No.1 had not paid the property tax. There is no explanation of

any nature whatsoever either with regard to any pending

bonafide disputes pertaining to assessment/reassessment of the

value and payment of tax, which was the issue in the case of

KISAN    SHANKAR       KATHORE      Vs.   ARUN   DATTATRAY

SAWANT AND OTHERS reported in (2014) 14 SCC 162.


9.4.12 Property tax due to the tune of Rs.1,09,04,478/- was

paid during August, 2023 and Rs.24,30,447/- was paid on

24.07.2024.
                               118


Conclusion:

9.5   ''False statement or a false declaration, that too

made    on    oath,   inherently    carries   with   it   corrupt,

deceitful, dishonest and fraudulent intent, which once

proved, neither requires further probe of its innocence

nor the need of testing the same through the lens of

substantiality.''

9.5.1 Merely because Respondent No.1 owns and possesses

assets worth several hundred crores cannot be the reason to

condone or exempt the mandatory requirement of true and full

disclosure of information/details enlisted above. His possessing

huge amount of wealth cannot be the reason to accept the

contention of "substantial compliance" merely because the

value of undisclosed assets and the outstanding amount due to

the Government are comparatively less or insignificant. When

the value of undisclosed assets     and the value of outstanding

amount due to the Government are viewed specifically and

individually they indeed form a substantially huge amounts.

They do not remain a mere technicality.

9.5.2 It is one thing to say that for a candidate like Respondent

No.1 who owns assets worth several hundred crores, dues of
                                 119


this nature are insignificant. But it is another thing to view the

seriousness of the false declaration, declaring dues as 'NIL' by a

candidate who is going to occupy high public office for the third

time.   It is in this perspective, a declaration of municipal

property tax dues to be nil when indeed they are due and liable

to be paid, which impacts the election process.

9.5.3 When admittedly the Respondent No.1 has not disclosed

the sources of income, details of the businesses being run by

him and his wife as noted above, and has also failed to disclose

lands owned by him and their nature, and when he has falsely

declared of he not being liable to pay any dues specifically

towards the property tax as noted above, the same would

amount to ''corrupt practice'', amounting to ''undue influence''

falling within the ambit of sub-Section(2) of Section 123 and

would form a ground for declaring his election void under clause

(b) of sub-Section of (1) of Section 100 of R.P. Act, 1951.


9.5.4 Requirement of filing an affidavit duly filled with all true

particulars   on   oath   is   another   mandatory   requirement

contemplated under Section 100 (1)(d)(iv) read with Rule 4A

of the Conduct of Election Rules, 1961. Since the Respondent
                                       120


No.1 as found above has not only made a false declaration but

has also failed to disclose the required information which will

have to be construed as non-compliance with the mandatory

requirement of Rule 4A of the Conduct of Election Rules, 1961,

eventually attracting the consequences contemplated under

Section 100(1)(d)(iv) of the R.P. Act, 1951.                   Rule 4A of the

Conduct of Election Rules, 1961, reads as under:


           4A. Form of affidavit to be filed at the time of delivering
           nomination paper.--The candidate or his proposer, as the
           case may be, shall, at the time of delivering to the Returning
           Officer the nomination paper under sub-section (1) of section
           33 of the Act, also deliver to him an affidavit sworn by the
           candidate before a Magistrate of the first class or a Notary in
           Form 26.

9.5.5 Clearly,       non-disclosure      of   source      of   income,       false

declaration of nature of lands and their valuation as noted

above and false declaration of there being 'NIL' dues towards

property tax, are of substantial character and same cannot be

overlooked merely, as contended by the Respondent No.1 to be

due to oversight or bonafide mistake, when obtaining such

informations has been recognised to be the fundamental right

of   the     voter    guaranteed      under     Article   19(1)(a)     of     the

Constitution of India.
                                   121


9.5.6 Thus on the aforesaid four counts, the petitioner has

indeed    proved   non-disclosure       and   false   declaration   of

information regarding sources of income, assets and liabilities, a

''corrupt practice'' falling within the purview of sub-section (2)

of    Section 123 of the R.P. Act, 1951, amounting to ''undue

influence'' irrespective of impact of such non disclosure and

false declaration on the election of the candidate, as held by

Apex Court in the case of Lok Prahari and S.Rukmini

Madegowda (supra).

9.5.7 Therefore, the contention of learned Senior counsel

appearing for respondent No.1, that the petitioner is required to

plead and prove the ''direct'' or ''indirect'' ''interference'' or

''attempt to interfere''      with free exercise of electoral rights

cannot be accepted.


Regarding Issue No.4:

10.    The above discussion, findings and conclusion takes this

Court to the consideration of issue No.4 for grant of prayers as

sought for in the petition.

10.1 The first prayer is to set-aside of the election of

Respondent No.1 to the 16th Karnataka Legislative Assembly
                                     122


from 140-Bagepalli Assembly Constituency.                In the light of

discussion and the conclusion arrived at while dealing with issue

No.2, this Court has held that non disclosure and false

declaration of information regarding sources of income of the

respondent No.1 and his wife as well as assets and liabilities fall

within the ambit of sub-Section (2) of Section 123 and the

same is the ground for declaring the election to be void under

sub-Section (1)(b) of 100 of the R.P. Act, 1951.

10.2 The second prayer sought for is to declare the petitioner

as duly elected candidate to fill the seat of 16th Karnataka

Legislative        Assembly       from     140-Bagepalli         Assembly

Constituency.

10.3 Learned Senior counsel for the petitioner relying upon the

Section 101 of the R.P. Act, 1951, contended that since              the

Respondent No.1 being the returned candidate has                obtained

votes by corrupt practice, petitioner being the candidate                who

has received next majority of valid votes, he be declared as

duly elected candidate. In support of this submission, learned

Senior counsel appearing for the petitioner relied upon the

judgment      of    the   Hon'ble   Apex    Court   in    the     case     of

VISHWANATHA               REDDY     VS.    KONAPPA          RUDRAPPA
                                    123


NADGOUDA AND OTHERS reported in 1968 SCC                        Online20,

wherein at paragraph No.13 it has held as under:

       13. The view that we are taking is consistent with the
       implication of CI. (b) of Section 101. When in an election
       petition which complies with Section 84 of the Act it is found
       at the hearing that some votes were obtained by the returned
       candidate by corrupt practices, the Court is bound to declare
       the petitioner or another candidate elected if, but for the
       votes obtained by the returned candidate by corrupt practice,
       such candidate would have obtained a majority of votes. In
       cases falling under Clause (b) of Section 101 the Act requires
       merely proof of corrupt practice and obtaining votes by
       corrupt practice : it does not require proof that the voters
       whose votes are secured by corrupt practice had notice of the
       corrupt practice. If for the application of the rule contained in
       Clause (b) notice to the voters is not a condition precedent,
       we see no reason why it should be insisted upon in all cases
       under Clause (a). The votes obtained by corrupt practice by
       the returned candidate, proved to be guilty of corrupt
       practice, are expressly excluded in the computation of total
       votes for ascertaining whether a majority of votes had been
       obtained by the defeated candidate and no fresh poll is
       necessary. The same rule should, in our judgment, apply
       when at an election there are only two candidates and the
       returned candidate is found to be under a statutory
       disqualification existing at the date of the filling of the
       nomination paper."

10.4 She also relied upon the judgment of the Hon'ble Apex

Court in the case of SYEDA NOOR FATIMA ZAIDI Vs. HEENA

UROOZ AND OTHERS reported in 2024 SCC OnLine SC 4104

referring to paragraph No.21 which reads as under:


     '' 21. Section 37(2)(b) of the Act does provide for declaring the
     person having the second highest number of votes, if the same
     be a majority of the valid votes without counting the votes
     secured by the originally returned candidate. The position in
     law holding the field thus far, seems to be to declare a
     candidate elected on the disqualification of another, only if
     there were two candidates in fray and not where candidates are
     more than two. Reference can be made to the 5-Judge Bench
                                     124


      decision in Vishwanatha Reddy v. Konappa Rudrappa
      Nadgouda, AIR 1969 SC 6046. As is vivid from the paragraph
      cited infra, the Court did not lay down a blanket principle that
      one candidate could be declared returned on the other's
      disqualification only if there were two candidates in total, and in
      no other scenario. The Court clearly suggested that in an
      election with more than two candidates in the fray, notice to
      the voters 'may assume significance', and the candidate with
      the next highest number of votes would not be declared elected
      as a sequitur to the disqualification of the original returned
      candidate. It is apparent from the exposition of the law that the
      the course of action in elections with more than two candidates
      and the returned candidate being disqualified, would turn on
      the phrase 'may'. In Prakash Khandre v. Dr. Vijay Kumar
      Khandre, (2002) 5 SCC 568, a 3-Judge Bench, while following
      the dicta in Vishwanatha Reddy (supra), cautioned that 'for one
      seat, there were five candidates and it would be impossible to
      predict or guess in whose favour the voters would have voted if
      they were aware that the elected candidate was disqualified to
      contest election or if he was not permitted to contest the
      election by rejecting his nomination paper on the ground of
      disqualification to contest the election and what would have
      been the voting pattern.'7 This was reiterated recently by 3
      learned Judges in Muniraju Gowda P M v. Munirathna, (2020)
      10 SCC 192.''



10.5 Referring to the above, she emphatically submitted that as

per the latest judgment of the Hon'ble Apex Court in the case of

Syeda Noor Fatima (supra), the course of action hitherto

available to declare the candidate with next highest number of

votes to be available only under the circumstances, if there

were two candidates in total and no other scenario as held in

Vishwanatha Reddy (supra) case, need not be applied as a

blanket principle. She emphatically submitted that in the light of

language employed under Section 101 of the R.P. Act, 1951,
                                   125


the petitioner being the next           candidate who obtained the

highest valid votes is the only choice to be declared by strictly

applying the provisions of said section as there is no scope for

equitable consideration of the matter.


10.6 Per contra, learned Senior counsel for the Respondent

No.1 referring to the very same paragraph No.13 of the

judgment in the case of Vishwanatha Reddy (supra) insists

that declaration of candidate obtaining next highest votes as

elected could apply only in the scenario when there is only two

candidates in respect of a single seat. He further refers to the

judgment of the Hon'ble Apex Court              in the case of VATAL

NAGARAJ Vs. R. DAYANAND SAGAR reported 1975 4 SCC

127 wherein at paragraph Nos.29 to 32, the Hon'ble Apex

Court held as under:


             '' 29. The only bitter bone of contention between the
     parties which survives is covered by Issue 11. The sanctity of
     the poll verdict will stand violated if the tribunal, without the
     strictest compulsion of statutory provisions, substitutes for an
     elected representative a court-picked candidate. The relevant
     part of Section 101 may well be set out at this stage:

     "101. Grounds for which a candidate other than the returned
     candidate may be declared to have been elected.-- If any
     person who has lodged a petition has, in addition to calling in
     question the election of the returned candidate, claimed a
     declaration that he himself or any other candidate has been
     duly elected and the High Court is of opinion
                               126


 (b) that but for the votes obtained by the returned candidate
by corrupt practices the petitioner or such other candidate
would have obtained a majority of the valid votes,

the High Court shall after declaring the election of the returned
candidate to be void declare the petitioner or such other
candidate, as the case may be, to have been duly elected."

The insistent requirements of the section are that firstly the
returned candidate must have obtained votes by the operation
of corrupt practices; secondly, such tainted votes must be
quantified with judicial assurance and thirdly, after deduction of
such void votes, the petitioner or other candidate must be
shown to have secured a majority of the valid votes. In the
present case, the decisive factor is the satisfactory proof of the
number of votes, if any, attracted by the appellant into his
ballot box by the corrupt means. How many voters were lured
for certain by the expenditure of several thousand rupees more
than is sanctioned by the law? Did the campaigning in those
hired cars snatch votes at all? Did deleterious leaflets draw into
Nagaraj's net a specific set of voters? To capsule the enquiry,
how many votes were definitely obtained by the use of each
corrupt practice? This hinges not on mystic maybes and vague
imponderables and prejudice to prospects but on tangible
testimony that a number of persons, arithmetically assessed,
swung towards and probably voted actually for the returned
candidate, directly magnetised by the corrupt practice, so that
one could positively predicate those votes as having been
obtained ... by corrupt practices. This clear nexus is of critical
importance. Happy speculation, hypothetical possibility and
clairvoyant surmise, however imaginatively and objectively
made, cannot displace this drastic requirement. Where, for
instance, a certain number of persons, in violation of the legal
ban, have been transported by the candidate and they have
been shown, with fair assurance, to have cast their votes in his
favour or where specific cases of false personation or double
voting at the instance of the candidate or his agents had
occurred and the margin of difference between the victor and
the nearest vanquished is narrow and the gap is more than
made up by the illegally procured votes, the case for the
application of Section 101 will surely arise. Courts do not elect
candidates or sign into Parliamentary seats those whom the
constituency has not yet favoured. The normal democratic
process cannot be bypassed conveniently on the score of
corrupt practices by the rival except in those exceptional cases
where Section 101 stands fulfilled. You must win not only an
election petition but an election itself.
                              127


30. The decisions cited before us by Shri A.K. Sen do not take
us further. Indeed there is a paucity of precedents in this area,
for reasons which are not difficult to guess. In T. Nagappa v.
T.C. Basappa [AIR 1955 SC 756 : 11 ELR 203] this Court had to
deal with a case where the lead of the winner was only 34
votes, there was cogent proof of about 60 voters having been
transported by the offending candidates to the polling booth of
whom 47 voted for him so that, if their votes were struck out,
the margin of difference would disappear and the loser would
have secured the larger number of valid votes. There the
learned Judges were at pains to point out that the petitioner got
only 34 votes less than the Respondent and that the Tribunal
(by a majority) had found that the bus procured by Respondent
1 did carry to the polling booths about 60 voters, leading to the
legitimate presumption that the majority of them did vote for
Respondent 1. Under these circumstances, the Court did not
care to interfere with the Tribunal's factual view that if the
votes attributable to the corrupt practice were left out of
account, the petitioner would have gained an undisputed
majority. In that very case while pointing out that the High
Court should not have upset a finding of fact of the Tribunal,
this Court cautiously added that "it may be that the view taken
by the dissenting member of the Tribunal was the more
proper". Apparently, the dissenting member was not inclined to
upset the poll verdict even on this evidence. Where there are a
number of serious candidates contesting from a constituency,
the situation becomes complex and unpredictable. It is
convenient assumption, not reasoned probability, to guess for
whom, if at all, the voters of the winner who used corrupt
practices would have alternatively cast their franchise. Sheer
disenchantment with the vicious techniques might well have
turned away many sensitive souls from the polling station. In
the appeal before us the lead is over a thousand votes, no link
between the polluted practice and the voters affected is forged,
ten candidates were in the field and some of them had polled
well. The observations of this Court in Jamuna Prasad case
[Jamuna Prasad v. Lachhi Ram, AIR 1954 SC 686, 689 : (1955)
1 SCR 608] that "there is nothing to show why the majority of
the first Respondent's voters would have preferred the sixth
Respondent and ignored the third and fourth Respondents"
underscores the hazard in such multiple-contest situations. Shri
A.K. Sen's persuasive invitation to compute on imperfect data is
to ask us to crystal-gaze. We decline the essay in the occult.

31. In the present case the reasoning of the trial court dealing
with this branch is not brief but a blank. All that the Court has
said is that the difference is only 1044 votes between the
appellant and the Respondent and that a reasonable judicial
guess is not taboo: "Therefore it can be reasonably concluded
                               128


as per clause (b) of Section 101 of the A.P. Act that but for the
votes obtained by the returned candidate (first Respondent) by
corrupt practices, the petitioner would have obtained a majority
of the valid votes." We are sorry the sequitur is too obscure for
us to see. There were ten candidates in the field and the
curious plea bearing on this relief in the election petition
appears to be that the petitioner has done social service and
deserved victory and so there was no need to send him back to
the constituency to seek a re-election -- strange compliance
with Section 101 of the Act Indeed, the petitioner, himself a
barrister and a former Deputy Minister, conversant with the
requirements of election law knows that where a claim for a
declaration in his favour is put forward at least formal
averments tacking the corrupt practice onto obtaining of
definite votes was necessary. On the other hand, all that he
states is that as a result of the hate campaign against the
Muslims and the Tamils, alleged to have been carried on by the
appellant and his agents,

"the Tamil-speaking people thought that it would be to their
advantage to support the D.M.K. candidate and the Muslim
population thought that they would be protected only if the
Muslim League candidate was returned to the election".

Therefore what? After adding that these two candidates had
secured a large number of votes from the Tamils and the
Muslims, the petition makes a puzzling statement:

"These votes would have been polled by the petitioner and the
Congress Party but for the corrupt practices under Section 123
committed by the first Respondent, his election agent and the
agents of the first Respondent ...."

The abstruse logic, the bare assertion and the total absence of
a tie-up between specific corrupt practices and the number of
votes obtained thereby lead us to an outright rejection of the
relief, not merely for want of proper averments but also for a
total void in proof. Absent visible welding of the electoral vice
established into the numerical measure of the victory, the votes
at the polls alone, not the writ of the Court, can seat him in the
legislature. We have no hesitation in reversing the finding on
Issue 11.

32. The conclusion therefore is that the appellant's election is
set aside and the constituency has to choose its representative
by a fresh poll. It must be noted that half the term has already
run out since the election which we now set aside. Having
regard to the democratic process and the duty not to keep
Chamarajpet orphaned in the legislature, we expect the Chief
                                      129


        Election Commissioner to proceed expeditiously to hold a fresh
        election.''

10.7 He also relies upon the judgment of the Hon'ble Apex

Court      in    the     case      of      PRAKASH         KANDRE           Vs.

DR.VIJAYAKUMAR             KANDRE        AND      OTHERS       reported      in

(2002) 5 SCC 568 wherein at paragraph Nos.8 to 24 it has

held as under:

        Re: Question 1

        8. At the time of hearing of these appeals, learned Senior
        Counsel Mr Ashok Desai submitted that the order passed by
        the High Court declaring election petitioner Dr Vijay Kumar
        Khandre as elected is, on the face of it, illegal and erroneous
        as election was contested by 5 candidates and in support of his
        submission, he referred to various decisions rendered by this
        Court. As against this, Mr K.N. Bhat, learned Senior Counsel
        for Respondent 1 submitted that the High Court rightly
        declared Dr Vijay Kumar Khandre as elected and the decision
        of the High Court is based on the provisions of Section 101 of
        the Act.

        9. For appreciating the aforesaid submissions, we would first
        refer to the relevant provisions of the Act, namely, Sections
        53, 84 and 101 of the Act which are as under:

        "53. Procedure in contested and uncontested elections.--(1) If
        the number of contesting candidates is more than the number
        of seats to be filled, a poll shall be taken.

        (2) If the number of such candidates is equal to the number of
        seats to be filled, the Returning Officer shall forthwith declare
        all such candidates to be duly elected to fill those seats.

        (3) If the number of such candidates is less than the number
        of seats to be filled, the Returning Officer shall forthwith
        declare all such candidates to be elected and the Election
        Commission shall, by notification in the Official Gazette call
        upon the constituency or the elected members or the members
        of the State Legislative Assembly or the members of the
                              130


electoral college concerned as the case may be, to elect a
person or persons to fill the remaining seat or seats:

Provided that where the constituency or the elected members
or the members of the State Legislative Assembly or the
members of the electoral college having already been called
upon under this sub-section, has or have failed to elect a
person or the requisite number of persons, as the case may
be, to fill the vacancy or vacancies, the Election Commission
shall not be bound to call again upon the constituency, or such
members to elect a person or persons until it is satisfied that if
called upon again, there will be no such failure on the part of
the constituency of such members.

84. Relief that may be claimed by the petitioner.--A petitioner
may, in addition to claiming a declaration that the election of
all or any of the returned candidates is void, claim a further
declaration that he himself or any other candidate has been
duly elected.

101. Grounds for which a candidate other than the returned
candidate may be declared to have been elected.--If any
person who has lodged a petition has, in addition to calling in
question the election of the returned candidate, claimed a
declaration that he himself or any other candidate has been
duly elected and the High Court is of opinion--

(a) that in fact the petitioner or such other candidate received
a majority of the valid votes; or

(b) that but for the votes obtained by the returned candidate
by corrupt practices the petitioner or such other candidate
would have obtained a majority of the valid votes,

the High Court shall after declaring the election of the returned
candidate to be void declare the petitioner or such other
candidate, as the case may be, to have been duly elected."

10. From a reading of sub-section (2) of Section 53, it is clear
that if the number of candidates is equal to the number of
seats to be filled, the Returning Officer has to declare all such
candidates to be duly elected to fill those seats, meaning
thereby it would be an uncontested election. Further, if the
number of contesting candidates is more than the number of
seats to be filled, a poll is required to be taken. Finally, after
taking poll, if one candidate is declared elected and there are
only two candidates who contested for the election, and if it is
found that the elected candidate was disqualified for one or
                              131


the other reason for being declared to be elected then his
election would be set aside and the unsuccessful candidate, if
otherwise eligible, could be declared as elected and that relief
could be granted in view of Section 53 read with Section 84 of
the Act.

11. However, the question which requires consideration is -- if
there are more than two candidates for one seat and the
elected candidate is subsequently found to be disqualified,
whether the candidate who has secured more votes than the
remaining candidates should be declared as elected or not. For
this, we would consider the ingredients of Section 101 which
inter alia provide that after declaring election of the returned
candidate to be void, the High Court may declare the
petitioner or such other candidate to have been duly elected
if--

(a) in fact the petitioner or such other candidate received a
majority of valid votes; or

(b) but for the votes obtained by the returned candidate by
corrupt practices, the petitioner or such other candidate would
have obtained a majority of the valid votes.

12. Therefore, the first ingredient for declaring the election
petitioner or other candidate to have been duly elected
depends upon error for various reasons in counting of valid
votes and if it is found that in fact the petitioner or such other
candidate received a majority of valid votes, he is to be
declared elected.

13. The second ingredient provides for establishing that the
votes obtained by the returned candidate were obtained by
corrupt practices and but for such votes the petitioner or such
other candidate would have obtained a majority of valid votes.
Say as in the present case, the difference between the elected
candidate and the election petitioner is of 10,327 votes and if
it is established that the elected candidate obtained more than
10,327 votes by corrupt practices then the petitioner or such
other candidate who has obtained majority of valid votes could
be declared as elected.

14. However, in an election where the elected candidate is
declared to be disqualified to contest election and there are
more than two candidates contesting election, there is no
specific provision under the Act under which the person who
has secured the next highest number of votes could be
declared as elected. The Act is silent on this point. Further, it
cannot be presumed that the votes secured by the disqualified
                               132


elected candidates would have been wasted or would have
been secured by the next candidate who has secured more
votes. If disqualified candidate was not permitted to contest
the election then how the voters would have voted in favour of
the candidate who has secured more votes than the other
remaining candidates would be a question in the realm of
speculation and unpredictability. In such a situation, declaring
the election of the returned candidate on the ground of his
initial disqualification to contest the election by itself would not
entitle the election petitioner or any other candidate to be
declared elected.

15. The learned counsel for the parties referred to various
decisions rendered by this Court and we would refer to them in
chronological order. The Constitution Bench of this Court
in Konappa Rudrappa Nadgouda v. Vishwanath Reddy [(1969)
2 SCR 90 : AIR 1969 SC 604 sub nom Vishwanatha
Reddy v. Konappa Rudrappa Nadgouda] dealt with the case
where one Vishwanath Reddy was declared elected to Mysore
Legislative Assembly and that election was challenged by
Nadgouda who was a contesting candidate on the ground that
Reddy was disqualified from standing as a candidate for
election. This Court by order dated 19-7-1968 held that
election of Reddy was void and that votes cast in his favour be
treated as thrown away. The Court held "as there was no other
contesting candidate, we declare the appellant (election
petitioner) as elected to the seat from Yadgiri Constituency".
That order was challenged by filing a review application which
was granted and question whether it was open to the Court on
finding recorded about disqualification of Reddy to declare
Nadgouda as duly elected to Mysore Legislative Assembly was
dealt with and decided. The Court referred to an earlier
decision in Keshav Lakshman Borkar v. Dr Deorao Lakshman
Anande [AIR 1960 SC 131 : (1960) 1 SCR 902] wherein it was
held that a candidate whose nomination paper is accepted
after scrutiny, is a validly nominated candidate "at least for the
purpose of receiving votes at the election", and that the
candidate must be treated as a person for whom votes could
be given. The Court on that view held that where there are
only two candidates for a seat and the election of the
candidate declared elected is set aside on the ground that he
was disqualified, the defeated candidate cannot be declared
elected, and there must be a fresh election. In the opinion of
the Court the votes cast in favour of the disqualified candidate
cannot be said to be thrown away unless there is a "special
pleading" that certain voters had cast their votes with the
knowledge or notice that the candidate for whom they had
voted was not eligible for election, and they had deliberately
thrown away their votes in favour of the disqualified person; in
                              133


the absence of such a plea it cannot be said that the votes cast
in favour of a person who was by law disqualified from being
nominated, but who was in fact nominated, were thrown away.
In the opinion of the Court, a defeated candidate out of the
two who contested the election may be declared elected under
Section 84 read with Section 101 of the Act, if he proves that
the voters had notice of the disqualification of the successful
candidate.

16. The correctness of the said view was challenged before the
Constitution Bench. The Court considered various English
decisions cited at the Bar and observed that the cases decided
by the courts in the United Kingdom appear to have proceeded
upon some general rule of election law that the votes cast in
favour of a person who is found disqualified for election may
be regarded as thrown away only if the voters had notice
before the poll of the disqualification of the candidate.
Thereafter, the Court pertinently observed but in our judgment
the rule which has prevailed in the British courts for a long
time has no application in our country. The rule enunciated in
U.K. has only the merit of antiquity; the rule cannot be
extended to the trial of disputes under our election law, for it
is not consistent with our statute law, and in any case the
conditions prevailing in our country do not justify the
application of that rule. The Court also considered Section 53
of the Act and held that it renders a poll necessary only if
there are more candidates contesting the election than the
number of seats contested and if the number of candidates
validly nominated is equal to the seats to be filled, no poll is
necessary and where by an erroneous order of the Returning
Officer poll is held which, but for that order, was not
necessary, the court would be justified in declaring those
contesting candidates elected, who, but for the order, would
have been declared elected.

17. Thereafter, the Court observed thus: (AIR p. 608, para 12)

"When there are only two contesting candidates, and one of
them is under a statutory disqualification, votes cast in favour
of the disqualified candidate may be regarded as thrown away,
irrespective of whether the voters who voted for him were
aware of the disqualification. This is not to say that where
there are more than two candidates in the field for a single
seat, and one alone is disqualified, on proof of disqualification
all the votes cast in his favour will be discarded and the
candidate securing the next highest number of votes will be
declared elected. In such a case, question of notice to the
voters may assume significance, for the voters may not, if
                              134


aware of the disqualification have voted for the disqualified
candidate."

18. The Court also considered Section 101 and held as under:
(AIR pp. 608-09, para 13)

"The votes obtained by corrupt practice by the returned
candidate, proved to be guilty of corrupt practice, are
expressly excluded in the computation of total votes for
ascertaining whether a majority of votes had been obtained by
the defeated candidate and no fresh poll is necessary. The
same rule should, in our judgment, apply when at an election
there are only two candidates and the returned candidate is
found to be under a statutory disqualification existing at the
date of the filing of the nomination paper."

19. In Thiru John v. Returning Officer [(1977) 3 SCC 540 :
(1977) 3 SCR 538] the Court dealt with the biennial election to
the Rajya Sabha from the State of Tamil Nadu where the
voting pattern is single transferable vote wherein the elected
candidate Shri John was found by the Court to be statutorily
disqualified for election. The Court considered the question
whether the votes secured by such candidate be regarded as
"thrown away" and in consequence the next candidate be
declared elected. In that context the Court observed: (SCC p.
555, para 55)

"55. Again, the answer to this question, in our opinion, must
be in the negative. It is nobody's case that the electors who
voted for Shri John, had at the time of election, knowledge or
notice of the statutory disqualification of this candidate. On the
contrary, they must have been under the impression that Shri
John was a candidate whose nomination had been validly
accepted by the Returning Officer. Had the electors notice of
Shri John's disqualification, how many of them would have
voted for him and how many for the other continuing
candidates, including Sarvshri Subrahmanyam and Mohana
Rangam, and in what preferential order, remains a question in
the realm of speculation and unpredictability."

20. The Court also referred to the following observations made
by Hidayatullah, C.J. speaking for the Court in R.M.
Seshadri v. G. Vasantha Pai [(1969) 1 SCC 27] rejecting
similar contention: (SCC p. 37)

"This (question) will depend on our reaching the conclusion
that but for the fact that voters were brought through this
corrupt practice to the polling booths, the result of the election
had been materially affected. In a single transferable vote, it is
                              135


very difficult to say how the voting would have gone, because
if all the votes which Seshadri had got, had gone to one of the
other candidates who got eliminated at the earlier counts,
those candidates would have won. We cannot order a re-count
because those voters were not free from complicity. It would
be speculating to decide how many of the voters were brought
to the polling booths in car. We think that we are not in a
position to declare Vasantha Pai as elected, because that
would be merely a guess or surmise as to the nature of the
voting which would have taken place if this corrupt practice
had not been perpetrated."

And, thereafter the Court held as under: (SCC pp. 555-56,
para 58)

"58. The position in the instant case is no better. It is
extremely difficult, if not impossible, to predicate what the
voting pattern would have been if the electors knew at the
time of election, that Shri John was not qualified to contest the
election. In any case, Shri Subrahmanyam was neither the
sole continuing candidate, nor had he secured the requisite
quota of votes. He cannot, therefore, be declared elected."

21. The Court also considered the dictum in the case
of Vishwanath [(1969) 2 SCR 90 : AIR 1969 SC 604 sub
nom Vishwanatha Reddy v. Konappa Rudrappa Nadgouda] and
observed that the ratio decidendi of the said case is applicable
only where (a) there are two contesting candidates and one of
them is disqualified; and (b) the election is on the basis of
single non-transferable vote.

22. Again in Lata Devi (Mali) v. Haru Rajwar [(1989) 4 SCC
773] this Court dealt with the same question and observed as
under: (SCC p. 780, para 16)

"It is to be noted that in an election petition what is called in
question is the election and what is claimed is that the election
of all or any of the returned candidates is void, with or without
a further declaration that the election petitioner himself or any
other candidate had been duly elected. Declaring the election
of the returned candidate void does not, by itself, entitle the
election petitioner or any other candidate to be declared
elected."

23. Learned counsel for the appellant lastly referred to the
decision in D.K. Sharma v. Ram Sharan Yadav [1993 Supp (2)
SCC 117] . In that case, the High Court referred to the
decision in Konappa Rudrappa Nadgouda [(1969) 2 SCR 90 :
AIR 1969 SC 604 sub nom Vishwanatha Reddy v. Konappa
                                       136


         Rudrappa Nadgouda] and held that on the basis of the oral
         evidence, it was not possible to hold that the voters who cast
         their votes in favour of the elected candidate did so after
         having noticed about the disqualification and knowing that
         their votes would be wasted and therefore, the second prayer
         of the election petitioner to declare him as duly elected after
         throwing away the votes of the elected candidate, was not
         allowed. This Court did not find any infirmity in the said
         reasoning and, therefore, dismissed the appeal.

         24. In view of the aforesaid settled legal position, in our view,
         the impugned order passed by the High Court declaring the
         election petitioner as elected on the ground that the votes cast
         in favour of the elected candidate (appellant) are thrown away
         was totally erroneous and cannot be justified. As held by the
         Constitution Bench in Konappa case [(1969) 2 SCR 90 : AIR
         1969 SC 604 sub nom Vishwanatha Reddy v. Konappa
         Rudrappa Nadgouda] that some general rule of election law
         prevailing in the United Kingdom that the votes cast in favour
         of a person who is found disqualified for election may be
         regarded as "thrown away" only if the voters had noticed
         before the poll the disqualification of the candidate, has no
         application in our country and has only merit of antiquity. We
         would observe that the question of sending such notice to all
         voters appears to us alien to the Act and the Rules. But that
         question is not required to be dealt with in this matter. As
         stated earlier, in the present case, for one seat, there were
         five candidates and it would be impossible to predict or guess
         in whose favour the voters would have voted if they were
         aware that the elected candidate was disqualified to contest
         election or if he was not permitted to contest the election by
         rejecting his nomination paper on the ground of
         disqualification to contest the election and what would have
         been the voting pattern. Therefore, order passed by the High
         Court declaring the election petitioner Dr Vijay Kumar Khandre
         as elected requires to be set aside."



10.8 He also relies upon the judgment of the Hon'ble Apex

Court     in   the    case     of   MUNIRAJU          GOWDA        P.M       Vs.

MUNIRATHNA AND OTHERS reported in (2020) 10 SCC

192, at paragraph Nos.13 to 22 of its judgment has held as

under:
                        137


13. But there is something that stares at the face. It
appears that when the results were announced, the
petitioner was declared to have secured 82,572 votes,
while the first Respondent was declared to have secured
1,08,064 votes. Therefore, in terms of Section 101 of
the Representation of the People Act, 1951 (for short
"the Act") the election petitioner should satisfy:

(i) that he received a majority of the valid votes; or

(ii) that but for the votes obtained by the returned
candidate by corrupt practices, he would have obtained
a majority of the valid votes.

14. As observed by the High Court, pleadings necessary
for the High Court to form an opinion in terms of clause
(a) or clause (b) of Section 101 of the Act were not
there in the election petition. Under Section 83(1)(a) of
the Act, an election petition should contain a concise
statement of material facts. What constitutes "material
facts" would depend upon the ground on which the
election of a returned candidate is challenged. Several
grounds are enumerated in Section 100(1) of the Act
and pleading of material facts co-relatable to the
grounds set out in Section 100(1), forms the bedrock of
an election petition.

15. In the election petition, as it was originally filed,
there was no averment of material facts traceable to the
ingredients incorporated in clauses (a) and (b) of
Section 101. This is why the first Respondent herein
made the first strike by moving an application in IA No.
4 of 2019 for striking out Prayer (c). Actually, IA No. 4
of 2019 was filed by the first Respondent herein on 11-
10-2019, pointing out that there are no necessary
pleadings with reference to Section 101.

16. It is only after two months of the first Respondent
filing IA No. 4 of 2019 that the petitioner herein moved
an application in IA No. 1 of 2020 for amendment of the
pleadings by incorporating one paragraph, after the
existing Para 30 of the election petition. To be precise IA
No. 1 of 2020 was filed on 11-2-2020 seeking to
incorporate one paragraph as Para 30(a) in the original
election petition. This proposed additional paragraph
comprised of two parts, one relating to the alleged
corrupt practices and the other relating to the
requirements of Section 101(b) of the Act. By the order
impugned [Muniraju Gowda v. Munirathna, 2020 SCC
                       138


OnLine Kar 1633] herein, the High Court allowed the
amendment to the extent of first part of Para 30(a), but
rejected the amendment as regards the second part
which relates to the ingredients of Section 101(b). As
rightly pointed out by the High Court, the election
petitioner cannot be allowed to suddenly wake up to the
reality of lack of pleading of material facts, relating to
his rights in terms of Section 101 after more than 18
months of the filing of the election petition. The same is
also barred by limitation. Therefore, the High Court did
the right thing in disallowing the second part of the
proposed Para 30(a) and in striking off Prayer (c).

17. In any case, the second part of Para 30(a) sought to
be incorporated by way of amendment, does not satisfy
the requirement of pleading of material facts, necessary
for the High Court to form an opinion in terms of clause
(a) or (b) of Section 101.

18. Once it is found that neither the original election
petition nor the amended election petition contains any
pleading of material facts which would enable the High
Court to form an opinion in terms of Section 101, there
was no alternative for the High Court but to strike off
Prayer (c).

19. There is one more reason why the petitioner cannot
succeed. In the elections in question, there were 14
candidates in the fray, including the petitioner herein
and the first Respondent. In Vishwanatha Reddy v.
Konappa Rudrappa Nadgouda [Vishwanatha Reddy v.
Konappa Rudrappa Nadgouda, AIR 1969 SC 604] , the
Constitution Bench of this Court treated the votes polled
in favour of the returned candidate as thrown away
votes, on the ground that he was disqualified from
contesting and that the election petitioner was entitled
to be declared elected, in view of the fact that there was
no other contesting candidate. But the Constitution
Bench cautioned that the rule for the exclusion of the
votes secured by corrupt practices by the returned
candidate in the computation of the total votes and the
consequential declaration of the candidate who secured
the next highest number of votes as duly elected, can be
applied only when there are just two candidates at an
election.

20. The ratio in Vishwanatha Reddy [Vishwanatha Reddy
v. Konappa Rudrappa Nadgouda, AIR 1969 SC 604] was
followed in Thiru John v. Returning Officer [Thiru John v.
                                  139


           Returning Officer, (1977) 3 SCC 540] . Though this case
           concerned election to the Rajya Sabha through single
           transferable votes, this Court observed in this case that
           it would be extremely difficult if not impossible, to
           predicate what the voting pattern would have been, if
           the electors knew at the time of election that one was
           disqualified. The Court pointed out that the question as
           to how many of the voters would have cast their votes in
           favour of other continuing candidates and in what
           preferential order, remained a question in the realm of
           speculation and unpredictability.

           21. In D.K. Sharma v. Ram Sharan Yadav [D.K. Sharma
           v. Ram Sharan Yadav, 1993 Supp (2) SCC 117] , this
           Court followed the dictum in Vishwanatha Reddy
           [Vishwanatha Reddy v. Konappa Rudrappa Nadgouda,
           AIR 1969 SC 604] to the effect that where there are
           more than two candidates in the field, it is not possible
           to apply the same ratio as could be applied when there
           are only two candidates. This principle was also
           reiterated in Prakash Khandre v. Vijay Kumar Khandre
           [Prakash Khandre v. Vijay Kumar Khandre, (2002) 5
           SCC 568] , where this Court pointed out : (Prakash
           Khandre case [Prakash Khandre v. Vijay Kumar
           Khandre, (2002) 5 SCC 568] , SCC pp. 579-80, para 24)

           "24. ... in the present case, for one seat, there were five
           candidates and it would be impossible to predict or
           guess in whose favour the voters would have voted if
           they were aware that the elected candidate was
           disqualified to contest election or if he was not permitted
           to contest the election by rejecting his nomination paper
           on the ground of disqualification to contest the election
           and what would have been the voting pattern."

           22. Therefore, apart from the fact that in the election
           petition, there were no pleadings of material facts co-
           relatable to the ingredients of clause (a) or (b) of
           Section 101 of the Act, to sustain Prayer (c), even
           legally the High Court could not have granted Prayer (c)
           in view of the fact that there were 14 candidates in the
           fray.



10.9 Thus, relying upon the aforesaid line of precedents learned

Senior Counsel for the Respondent No.1 emphatically submitted
                                    140


that in the absence of any pleading and proof, the relief of

declaring petitioner having been elected cannot be granted.


Conclusion:

10.10 The settled position of law consistently followed and

affirmed in all the aforesaid     judgments by the Apex Court is

the law laid down in the case of Vishwanatha Reddy (supra)

where the declaration of candidates securing next highest valid

votes to be elected is permissible in the scenario when there

are only two candidates. Such course of action may not be

permissible in the absence of material pleading and proof of

disqualified candidate securing votes by corrupt practice and in

the case of there being more than two candidate for one seat.


10.11 The reliance placed on by the learned Senior counsel for

the petitioner, judgment of the Hon'ble Apex Court in the case

of Syeda Noor Fatima (supra) is of no avail inasmuch as in

very same judgment at paragraph No.22 the Hon'ble Apex

Court as held as under:


       22. It is not to be lost sight of that MFA No. 201854/2022
       was nothing more than a proxy petition filed by R 1 to aid R
       2. The High Court ought to have dismissed MFA No.
       201854/2022 in limine. In this view, apropos the instant case,
       we do not propose to examine as to if and when the 'may'
                                   141


      from Vishwanatha Reddy (supra), could operate when the
      returned candidate is declared disqualified in an election with
      more than two candidates. Ex abundanti cautela, we
      clarify that the present judgment shall not constitute
      precedent. As a sequel thereto, the issue as to whether
      or not the Trial Court's verdict ought to be disturbed on
      this score, purely on the anvil of law, is expressly left
      open.''

                                                (emphasis supplied)

10.12 The other aspect of the matter which emerges from the

aforesaid judgments of the Hon'ble Apex Court is requirement

of specific pleadings in the election petition in support of the

relief sought under Section 101 of the R.P. Act, 1951. In the

instant case except paragraph No.84, nothing is whispered in

the entire Election Petition requiring consideration of the prayer

in this regard. Paragraph No.84 of the petition reads as under:


         "84. It is submitted that the information not disclosed by
         the Respondent No.1 detailed supra, though crucial and
         material, was intentionally suppressed by Respondent No.1
         in Form 26-Affidavit. If these facts were made known to
         the voters/electors, would have definitely rejected the
         candidature of the Respondent No.1. In this background, it
         is submitted that due to suppression of aforesaid facts, the
         election of the Respondent No.1 has been materially
         affected. As such petitioner is entitled to be declared as
         returned candidate under Section 101 of R.P. Act.''



10.13 Admittedly apart from petitioner and the Respondent

No.1 there are 13 other candidates who have contested the

election to 140-Bagepalli Assembly Constituency, who are
                               142


arrayed as Respondent Nos.2 to 14 herein. There is no specific

material averments as to how many votes more than 19,179

have been secured by the Respondent No.1 by corrupt practice.

Therefore, it is not possible to presume and form an opinion

that all those   votes more than 19,179 allegedly obtained by

corrupt practice by respondent No.1 would have gone in favour

of the petitioner.


10.14 Thus, except the above cryptic averment in the election

petition, nothing is forthcoming enabling this Court to form the

opinion as required under Section 101 of R.P. Act, 1951 for

grant of relief of declaration to declare the petitioner to have

been the elected candidate of the 16th Karnataka Legislative

Assembly from 140-Bagepalli Assembly Constituency. Issue

No.4 raised is answered in the negative.


11. REGARDING ADDITIONAL ISSUE No.1:

11.1 One another contention raised by the petitioner as found

at para 83 of the petition is, Returning Officer to 140-Bagepalli

Constituency ought not to have accepted the nomination filed

by the Respondent No.1 on the allegation of non-disclosure and

false information in Form 26 Affidavit Sl.Nos. 4, 7 and 8.
                                     143


11.2 In response, the Respondent No.1 has contended that the

Returning Officer has rightly accepted the nomination papers of

the Respondent No.1 after scrutiny and after ascertaining that

the Respondent No.1 has furnished all details as required under

law.


11.3 The primary ground on which the petitioner seeking

consideration of this contention of improper acceptance of

nomination filed by Respondent No. 1 by the Returning Officer

is that the non-disclosure and false information in Form 26

Affidavit by the Respondent No.1 has interfered with the free

exercise of electoral right and thereby Respondent No. 1 has

committed corrupt practice as contemplated under sub-Section

(2) of Section 123 of the R.P. Act, 1951.


11.4 It is necessary at this juncture to refer to Section 36 of

the R.P. Act, 1951 providing for scrutiny of nominations which

reads as under:


       "36. Scrutiny of nominations.-(1) On the date fixed for the
       scrutiny of nominations under section 30, the candidates, their
       election agents, one proposer [***] of each candidate, and one
       other person duly authorised in writing by each candidate, but
       no other person, may attend at such time and place as the
       returning officer may appoint; and the returning officer shall
       give them all reasonable facilities for examining the nomination
                               144


papers of all candidates which have been delivered within the
time and in the manner laid down in section 33.

(2) The returning officer shall then examine the nomination
papers and shall decide all objections which may be made to
any nomination and may, either on such objection or on his
own motion, after such summary inquiry, if any, as he thinks
necessary, [reject] any nomination on any of the following
grounds:-

[(a) [that on the date fixed for the scrutiny of nominations the
candidate] either is not qualified or is disqualified for being
chosen to fill the seat under any of the following provisions that
may be applicable, namely:-Articles 84, 102, 173 and 191,
8[***].

[Part II of this Act and sections 4 and 14 of the Government of
Union Territories Act, 1963 (20 of 1963)] 10[***]; or

(b) that there has been a failure to comply with any of the
provisions of section 33 or section 34; or

(c) that the signature of the candidate or the proposer on the
nomination paper is not genuine.]

(3) Nothing contained in [clause (b) or clause (c)] of sub-
section (2) shall be deemed to authorise the [rejection] of the
nomination of any candidate on the ground of any irregularity
in respect of a nomination paper, if the candidate has been duly
nominated by means of another nomination paper in respect of
which no irregularity has been committed.

(4) The returning officer shall not reject any nomination paper
on the ground of any [***] defect which is not of a substantial
character.

(5) The returning officer shall hold the scrutiny on the date
appointed in this behalf under clause (b) of section 30 and shall
not allow any adjournment of the proceedings except when
such proceedings are interrupted or obstructed by riot or open
violence or by causes beyond his control:
       Provided that in case [an objection is raised by the
returning officer or is made by any other person] the candidate
concerned may be allowed time to rebut it not later than the
next day but one following the date fixed for scrutiny, and the
returning officer shall record his decision on the date to which
the proceedings have been adjourned.
                                   145


     (6) The returning officer shall endorse on each nomination
     paper his decision accepting or rejecting the same and, if the
     nomination paper is rejected, shall record in writing a brief
     statement of his reasons for such rejection.

     [(7) For the purposes of this section, a certified copy of an
     entry in the electoral roll for the time being in force of a
     constituency shall be conclusive evidence of the fact that the
     person referred to in that entry is an elector for that
     constituency, unless it is proved that he is subject to a
     disqualification mentioned in section 16 of the Representation
     of the People Act, 1950 (43 of 1950).

     (8) Immediately after all the nomination papers have been
     scrutinised and decisions accepting or rejecting the same have
     been recorded, the returning officer shall prepare a list of
     validly nominated candidates, that is to say, candidates whose
     nominations have been found valid, and affix it to his notice
     board.]"

11.5 The Handbook for Returning Officer issued by the Election

Commission of India, wherein at paragraph 5.11 under the

heading Preliminary Examination of Nomination Papers' reads

as under;


        5.11 PRELIMINARY EXAMINATION OF NOMINATION PAPERS

        5.11.1 As each nomination paper is filed, Returning Officer
        or the Specified Assistant Returning Officer, as the case
        may be, is required by law to examine it then and there
        from the technical standpoint as required under Section 33
        (4) of the Act of 1951. But Returning Officer is not required
        to hold any formal scrutiny of any nomination papers at this
        stage. This preliminary examination is restricted to entries
        relating to the name and electoral roll details relating to the
        candidate and the proposer(s) as given in the nomination
        paper (s) and those as entered in the electoral roll. The
        following aspects may be examined at this stage:

        1) If the candidate is an elector in Returning Officer's
        constituency, he should compare the entries in the
        nomination paper with the entries in the electoral roll
        relating to the serial number and name of the candidate and
        his proposer/s.
                                   146



        ii) If he comes from another constituency, Returning Officer
        or the Specified Assistant Returning Officer should compare
        the entries in the nomination paper with the entry relating
        to the candidate's name in the electoral roll of the
        constituency or the relevant part thereof or certified copy of
        such entry filed by him. The candidate is required by law to
        produce before Returning Officer or the Specified Assistant
        Returning Officer such electoral roll or the relevant part
        thereof or a certified copy of relevant entries thereof
        [Section 33 (5)].

        iii) Make sure that the electoral roll with which Returning
        Officer or the Specified Assistant Returning Officer makes
        such comparison is the one currently in force for the
        constituency in either case.

        iv) Check whether the affidavit in revised Form 26 is duly
        filled up and attached along with the nomination paper. If
        not attached, Returning Officer or the Specified Assistant
        Returning Officer should bring it to his notice this
        requirement through a notice by way of the check list.

        v) Check whether all columns of the affidavit are filled up,
        as incomplete affidavits are liable to be rejected leading to
        rejection of nomination paper. In case any of the columns
        are left blank by the candidate, Returning Officer or the
        Specified Assistant Returning Officer will mention it in the
        checklist and hand it over to the candidate against proper
        receipt. In such cases the candidate will have opportunity to
        file a fresh affidavit complete in all respects by the time
        fixed for commencement of scrutiny.

11.6 Perusal of the aforesaid provisions of Section 36 of R.P.

Act, 1951 and of the Handbook though indicate scope for

candidates, their election agents, one proposer, one other

person duly authorized in writing to examine nomination papers

and raise objections, Returning Officer is required by law to

examine then and there from the technical standpoint as

required under Section 33(4) of the R.P. Act, 1951. However,
                                    147


he is not required to hold any formal scrutiny of any nomination

papers at that stage.        More particularly with regard to the

requirement    of    disclosure/non       disclosure/false      declaration

pertaining to informations as envisaged under affidavit provided

as per Rule 4A of the Conduct of Election Rules, 1961.


11.7 Clause 5 of the said paragraph further indicates that all

that the Returning Officer is required to examine is whether all

columns of the affidavits are filled up, as incomplete affidavits

are liable to be rejected leading to rejection of nomination

papers. This aspect of the matter has also been considered by

the Apex Court in the Ajmera Shyam's case. Wherein at

paragraphs 9.3.2 to 9.10.2 the Apex Court has held as under;


       "9.3.2 Regarding the second ground related to corrupt
       practice as mentioned under Section 100(1)(b) of the Act,
       the questioned acts will clearly be those committed by the
       candidate during the election process. This second ground
       pertains specifically to the acts committed by the returned
       candidate or on behalf of the returned candidate and is not
       connected to the candidate's attributes or qualifications. It is
       also a ground that already existed in the statute as enacted
       by Parliament before the judicial intervention as mentioned
       above.
       Such acts are censured to ensure the integrity of the election
       process, to prevent voters from being misled or unduly
       influenced, and are essential for the proper conduct of
       elections, and there can be no leniency when addressing the
       issue of corrupt practices.
       9.3.3 As regards the other grounds concerning improper
       acceptance or rejection of nominations, or the non-
       compliance with the provisions of the Constitution, or the
                             148


Act, or rules, or orders made under the Act, it is observed
that these issues are mainly technical and involve some
element of subjectivity, since no nomination paper can be
rejected for a defect that is not of a substantial character as
provided under Section 36 (4) of the Act.
9.4 In light of the foregoing legal position, it is clear that
disclosure concerning criminal antecedents is linked to the
existing provisions under Section 8 and 9 of the Act, which
specify that a candidate would be disqualified if convicted of
any offences listed under Section 8 or dismissed for
corruption or disloyalty under Section 9 of the Act.
9.5 However, regarding voidance of the election of the
returned candidates due to non-disclosure of assets, it is not
explicitly stated in the Act. It has become part of election law
through judicial intervention and it is to be mentioned as
part of the Form 26 Affidavit filed during the nomination
process, as discussed above.
9.6 At the same time, it has to be kept in mind that
considering the evolution of law concerning disclosure of
information relating to criminal antecedents and assets and
the "raison d'etre" for the same, these considerations cannot
be placed at the same pedestal. By its very nature, the
requirement to disclose criminal antecedents has to be
examined more scrupulously and dealt with more strictly as
the involvement of criminals is a bane in our electoral
system, which was the prime focus of judicial intervention
which is reflected in the insertion of Section 33A of the Act.
On the other hand, disclosure of information about assets
and educational qualification were attending requirements to
improve the quality of the electoral process and the elected
members for which no specific statutory provision has been
made in the Act, but forms part of the information required
to be mentioned in the Form 26 Affidavit in terms of Rule 4A.
9.7 Certainly, there was concern also about assets when it
was noticed that apart from criminal acts of the candidates,
money was being misused by the candidates to influence the
voters. Further, it was also observed that there is a tendency
of the elected members to misuse their official positions to
enrich themselves at the expense of public funds while in
office. It is for these reasons that it was felt that candidates
must disclose their assets when seeking re-election.
9.8 It may, however, be noted that there can be no
disqualification under the law based on a candidate's wealth
or financial status unlike in the case of candidates with
criminal antecedents, who will stand disqualified if convicted
of certain offences mentioned under Section 8 of the Act.
There is no restriction on contesting an election due to
having immense wealth or being impoverished in a
                                    149


       democracy. Ultimately, the people elect their representative
       regardless of the candidate's financial condition, judging
       instead primarily on whether the candidate can genuinely
       represent their interest.
       9.9 This aspect has been succinctly articulated by P.
       Venkatarama Reddi, J in PUCL (supra) in paragraphs no. 119
       and 120 of the judgment as quoted earlier, which in essence
       conveys the idea that the purpose of disclosure of assets and
       liabilities of the candidate is not to associate with the
       prospect or eligibility of his candidature or his capacity to
       spend money in the electoral process, but primarily to
       evaluate at a subsequent point in time after the election,
       whether there has been disproportionate increase in wealth
       by misusing official position and by self-aggrandizement.
       9.10 This issue relating to disclosure of information may be
       viewed from another perspective.
       There is a provision under the statute to probe the
       nomination of a candidate before the election is held and
       result is declared, i.e., during the scrutiny by the Returning
       Officer, who can reject it at the nomination stage if there has
       been a failure to disclose necessary information by the
       candidate.
       This exercise of examining the validity of nomination can
       also be undertaken by the Court after the election is over in
       an election petition and result is known to the voters, as in
       the present case.
       9.10.1 This post-election judicial scrutiny about any such
       irregularity or deficiency in not disclosing necessary
       information serves as a safeguard against arbitrary actions
       by the Returning Officer or any injustice caused to a
       candidate.
       9.10.2 Nevertheless, there is a qualitative difference
       between these two stages in examining the issue of non-
       disclosure of information. At the time the Returning Officer
       scrutinizes the nomination papers of the candidates, the
       voters are yet to express their mind through the ballot box.
       However, once the election is concluded and the voters have
       delivered their verdict and the same has been made public, a
       new dimension is introduced -- that is, the people's
       mandate, which cannot be overlooked by the court when
       examining the legality of the acceptance of the nomination."



11.8 The allegations of non-disclosure/false declaration etc., as

made in the present petition even as observed by the Apex
                                150


Court in the aforesaid paragraph of its      judgment in Ajmera

Shyam's case cannot be termed as technical which even as per

the paragraph 5.11 of the Handbook, cannot be made amenable

for a formal scrutiny at the stage of filing nomination paper.

Even though the information furnished by a candidate would

amount to non-disclosure or false declaration, Returning Officer

may not have an opportunity of examining the authenticity of

allegations at the stage of accepting nomination as could be

done in an election petition after conducting a full-fledged trial.

This requires, concise statement as per Section 83 of the R.P.

Act, 1951, pleading and proof on corrupt practices beyond

reasonable doubt, it would be impossible to imagine such a

situation at the very stage of filing of the nomination.

Therefore, the contention urged by the petitioner of improper

acceptance of nomination under the fact situation of this matter

cannot be countenanced.


      Additional issue is answered accordingly.


12.   For the aforesaid analysis and reasons following:

                                ORDER

(i) Petition is partly allowed.

151

(ii) Election of Respondent No.1 to the 16th Karnataka Legislative Assembly from 140- Bagepalli Assembly Constituency is set aside.

(iii) Relief of Declaration sought by the petitioner to declare him as duly elected to fill the seat of 16th Karnataka Legislative Assembly from 140- Bagepalli Assembly Constituency is rejected.

(iv) Registry shall communicate this order to the Speaker of the State Legislature and shall also forward certified copy to the Election Commissioner as required under Section 103 of the R.P. Act, 1951 read with Rule 19 of Election Petitions Procedure Rules, Karnataka.

Assistance of Ms.Rao Shivani Dinesh and Ms.Sania Niyaz, Research Assistants is appreciated and placed on record.

Sd/-

(M.G.S. KAMAL) JUDGE SBN/RU/RL 152 Witness Examined on Behalf of the Petitioner:

        PW1               C. Muniraju
        PW2               Lashmidevi. R.,


Documents marked on behalf of Petitioner:

Ex.P1 Certified copy of Form No.7A Ex.P2 Certified copy of Form No.21C Ex.P3 Certified copy of Form No.21E Ex.P4 Certified copy of Form No.26 Ex.P5 Copy of the tax payer search results page downloaded from GST portal/website pertaining to Respondent No.1-PAN Number. Certificate under Section 65B of Indian Evidence Act in support of the above computer output downloaded from the website.
Ex.P6 Copy of the tax payer search results page downloaded from GST portal/website pertaining to Respondent No.1-business through GST Numbers. Ex.P7 Copy of the tax payer search results page downloaded from GST portal/website pertaining to wife of Respondent No.1-PAN Number. Ex.P8 Copy of the tax payer search results page downloaded from GST portal/website pertaining to wife of Respondent No.1- business through GST Numbers.
153
Ex.P9 Copy of Form No.26/affidavit belongs to one Sri. H.D. Ranganath downloaded from official website of Election Commission of India i.e., www.affidavit.eci.gov.in.
Ex.P10 Copy of Form No.26/affidavit belongs to one Sri. Y.A. Narayanaswamy pertaining to MLC election downloaded from official website of Election Commission of India i.e., www.ceo.karnataka.gov.in.
Ex.P11 Copy of Form No.26/affidavit belongs to one Sri. Y.A. Narayanaswamy pertaining to MLC election downloaded from official website of Election Commission of India i.e., www.affidavitarchive.eci.nic.in. Ex.P12 RTC of Respondent No.1 pertaining to Sy.No.21, Basabathanahalli of Hosakote Taluk. Ex.P13 EC of Respondent No.1 pertaining to Sy.No.21, Basabathanahalli of Hosakote Taluk downloaded from official website i.e., www.kaveri.karnataka.gov.in. Ex.P14 RTCs of Respondent No.1 pertaining to Sy.Nos.13, 16, 20, 19, 17, 18 and 15, Basabathanahalli of Hosakote Taluk.
Ex.P15 RTC of Respondent No.1 pertaining to Sy.No.9/1 of Chinnakayalapalli Village, Bagepalli Taluk. Ex.P16 RTC of Respondent No.1 pertaining to Sy.No.164 of Kothakote Village, Bagepalli Taluk. Ex.P17 Copy of conversion order pertaining to Sy.No.164 of Kothakote Village, Bagepalli Taluk downloaded from official website i.e., www.landrecords.karnataka.gov.in. Ex.P18 RTCs of Respondent No.1 pertaining to Sy.No.173, 174, 138/2, 158/2 and 157 of Kothakote Village, Bagepalli Taluk.
154
Ex.P19 Copy of conversion orders pertaining to Sy.No.173, 174, 138/2, 158/2 and 157 of Kothakote Village, Bagepalli Taluk downloaded from official website i.e., www.landrecords.karnataka.gov.in Ex.P20 RTCs of Respondent No.1 pertaining to Sy. Nos.12, 12/1 and 12/2 Basabathanahalli of Hosakote Taluk.
Ex.P21 RTC of Respondent No.1 pertaining to Sy.No.138/1, Kothakote Village, Bagepalli Taluk. Ex.P22 Copy of conversion order pertaining to Sy.No.138/1 of Kothakote Village, Bagepalli Taluk downloaded from official website i.e., www.landrecords.karnataka.gov.in Ex.P23 RTC of Respondent No.1 pertaining to Sy.No.32/2 of Basabathanahalli of Hosakote Taluk. Ex.P24 Copy of the company master data belongs to Bhagini Hospitalities Pvt. Ltd., downloaded from MCA portal/website i.e., www.mca.gov.in Ex.P25 Certified copies of FIR and Annexures pertaining to the Crime No.101/2023 on the file of Bagepalli Police Station.
Ex.P26 Copy of the property tax status in relation to property described at Sl.No.7(B)(ii)(c) of Ex.P4 downloaded from BBMP website i.e., www.bbmptax.karnataka.gov.in Ex.P27 Office copy of my letter addressed to BBMP dated 19.06.2023 in relation to property described at Sl.No.7(B)(ii)(c) of Ex.P4 Ex.P28 Copy of the property tax status in relation to property described at Sl.No.7(B)(iii)(c) of Ex.P4 downloaded from BBMP website i.e., www.bbmptax.karnataka.gov.in.
155

Ex.P29 Copy of the property tax status in relation to property described at Sl. No. 7 (B) (iii) (b) of Ex. P4 downloaded from BBMP website i.e., www.bbmptax.karnataka.gov.in. Ex.P30 Copy of the property tax status in relation to property described at Sl. No. 7 (B) (iii) (d) of Ex. P4 downloaded from BBMP website i.e., www.bbmptax.karnataka.gov.in.

Ex.P31 Copy of the property tax status in relation to property described at Sl. No. 7 (B) (iii) (e) of Ex. P4 downloaded from BBMP website i.e., www.bbmptax.karnataka.gov.in. Ex.P32 Copy of the property tax status in relation to property described at Sl. No. 7 (B) (iii) (f) of Ex. P4 downloaded from BBMP website i.e., www.bbmptax.karnataka.gov.in. Ex.P33 Office copy of my letter addressed to BBMP dated 19.06.2023 in relation to property described at Sl. No. 7 (B) (iii) (a), (b), (d), (e) and (f) of Ex. P4. Ex.P34 Reply issued by BBMP dated 21.06.2023. Ex.P35 Affidavit of PW1 Ex.P36 Copy of GST payment status pertaining to RR Bar and Restaurant Ex.P37 Copy of GST payment status pertaining to Bhagini Residency Ex.P38 Copy of GST payment status pertaining to Srinivasa Wines Ex.P39 Copy of GST payment status pertaining to Wholesale Liquors Business Ex.P40 Copy of GST payment status pertaining to Bhagini Palace Ex.P41 Copy of GST payment status pertaining to Mayuri Bar and Restaurant belonging to wife of Respondent No.1 156 Ex.P42 Copy of status of payment of property tax pertaining to the property described at Sl.No.7(B)(ii)(c) of Form 26 Affidavit of the Respondent No.1 Ex.P43 Copy of status of payment of property tax pertaining to the property described at Sl.No.7(B)(iii)(a) of Form 26 Affidavit of the Respondent No.1 Ex.P44 Copy of status of payment of property tax pertaining to the property described at Sl.No.7(B)(iii)(b) of Form 26 Affidavit of the Respondent No.1 Ex.P45 Copy of status of payment of property tax pertaining to the property described at Sl.No.7(B)(iii)(d) of Form 26 Affidavit of the Respondent No.1 Ex.P46 Copy of status of payment of property tax pertaining to the property described at Sl.No.7(B)(iii)(e) of Form 26 Affidavit of the Respondent No.1 Ex.P47 Copy of status of payment of property tax pertaining to the property described at Sl.No.7(B)(iii)(f) of Form 26 Affidavit of the Respondent No.1 Ex.P48 Certificate under Section 65B of the Indian Evidence Act, 1872 in respect of the documents marked at Ex.P36 to P47 Exs.P49 to P60 Certified copy of the self assessment of the property tax for the period from 2018-19 to 2023- 24 pertaining to Sy.No.28 of Battarahalli Grama, K.R.Puram Hobli, Bengaluru and Certified copies of tax paid receipts 157 Exs.P61 to P72 Certified copy of the self assessment of the property tax for the period from 2018-19 to 2023- 24 pertaining to Sy.No.48/2 of Vignnanagar, Kagadasapura Main Road, Bengaluru and Certified copies of tax paid receipts Exs.P73 to P84 Certified copy of the self assessment of the property tax for the period from 2018-19 to 2023- 24 pertaining to Sy.No.89/2 of Outer Ring Road, Munnekolalu, Marathahalli, Bengaluru and Certified copies of tax paid receipts Exs.P85 to P96 Certified copy of the self assessment of the property tax for the period from 2018-19 to 2023- 24 pertaining to Sy.No.245, A Block, Devarabisanahalli, Marathahalli, Bengaluru and Certified copies of tax paid receipts Exs.P97 to P108 Certified copy of the self assessment of the property tax for the period from 2018-19 to 2023- 24 pertaining to Sy.No.43 of Vartur Main Road, Munnekolalu, Bengaluru and Certified copies of tax paid receipts Exs.P109 to P120 Certified copy of the self assessment of the property tax for the period from 2018-19 to 2023- 24 pertaining to property No.1 of Chowdeshwari Layout, 5th Main Road, Marathahalli, Bengaluru and Certified copies of tax paid receipts Ex.P121 Certificate under Section 65B of Indian Evidence Act Witness Examined on Behalf of the Respondent No.1 :

RW1 S.N. Subbareddy DOCUMENTS MARKED ON BEHALF OF RESPONDENT NO.1 R1 AICC press release dated 25.03.2023 158 R2 Sale Deed dated 09.03.2006 R3 Sale Deed dated 13.12.2004 R4 Sale Deed dated 19.03.1998 R5 Sale Deed dated 09.11.2011 R6 Sale Deed dated 09.11.2011 R7 Sale Deed dated 15.01.2009 R8 Final Report filed by Police Inspector R9 Order sheet in Crime No.101/2023 R10 RTC -Sy.No.206/1 R11 RTC -Sy.No.380/2 R12 RTC -Sy.No.19/4 R13 Form No.26 downloaded from the website R14 Certificate under Section 65B of Indian Evidence Act Sd/-

(M.G.S. KAMAL) JUDGE