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 36, Cited by 0]

Andhra HC (Pre-Telangana)

A.Yadagiri vs The Chief Election Commissioner, ... on 29 April, 2013

Author: M.S.Ramachandra Rao

Bench: M.S.Ramachandra Rao

       

  

  

 
 
 THE HON'BLE SRI JUSTICE M.S.RAMACHANDRA RAO            

W.P.No.23648 of 2003  

29.04.2013 

A.Yadagiri                                                                      ...PETITIONER  

The Chief Election Commissioner, Hyderabad and others   ...RESPONDENTS    

<GIST: 

>HEAD NOTE:    

Counsel for the Petitioner      : Sri S.Ramachandra Rao  
representing Sri K.R.Prabhakar.

Counsel for the respondents 2 and 3: G.P. for Panchayat Raj and Rural
Development 
Counsel for the respondent 4: Sri Vedula Venkata Ramana 

?Cases referred:
1 (1969) 1 SCC 408 
2 2005 (5)ALD 742 
3 1999(5) ALT 715 (D.B.)
4 1999 (5) ALD 585 
5 2003 8 SCC 369  
6 2004 1 SCC 287  
7 2009 (1) ALD 570 
8 2003 (5) ALT 1 (D.B.)
9 (2004) 8 SCC 1 
10 AIR 1964 SC 477  
11(2003) 6 SCC 675  
12(1990) 2 SCC 378  
13 (2004) 13 SCC 524 
14 (2009)13 SCC 131  
15 2010 10 SCC 677  

ORDER:

Heard Sri S. Ramachandra Rao-learned counsel representing Sri K.R. Prabhakar for the petitioner; the learned Government Pleader for Panchayat Raj and Rural Development for respondent Nos.2 to 3; and Sri Vedula Venkata Ramana for the 4th respondent

2. This writ petition is filed to call for the records relating to order dt.21.07.2003 in O.P.No.5 of 2001 passed by the Election Tribunal-cum- Principal Junior Civil Judge, Hyderabad (East and North), Ranga Reddy District (for short "the Election Tribunal) and to quash the same by issuing a Writ of Certiorari and consequentially to set aside the election of the 4th respondent as Sarpanch of Bata Singaram Village, Hayath Nagar Mandal, Ranga Reddy District.

3. The petitioner and respondent Nos.4 to 6 had contested for the post of Sarpanch of the said Gram Panchayat which was notified on 01.08.2001. The election was to take place on 14.8.2001.

4. After the election notification was issued on 01.08.2001 for the said post, nominations were filed by all contestants. As required by law they also filed sworn affidavits stating that the contents mentioned in the nomination form were true and correct.

5. The nomination forms were put to scrutiny on 05.08.2001. The 3rd respondent was the election officer and he scrutinized the nomination forms. On 05.08.2001 through one R. Jangaiah, 6th respondent got filed an objection petition stating that 4th respondent had three female children by date of issuance of election notification, that a 3rd female child was born to the wife of the 4th respondent by name Smt.N. Jayasree on 11.8.1996 in APSRTC Hospital, Tarnaka, as this occurred after coming into force of the A.P.Panchayat Raj Act,1994 (for short "the Act") in view of S.19 (3) of the said Act he is disqualified to contest the election. He enclosed a certificate issued by the said Hospital apart from a birth certificate issued by the Municipal Corporation of Hyderabad in proof of the said fact and prayed that the nomination of 4th respondent be rejected. The 3rd respondent however rejected the objections and accepted the nomination of 4th respondent. In the election which took place on 14.8.2001, 4th respondent was the successful candidate as he secured highest votes among the contestants. He was accordingly declared as elected for the said post.

6. On 16.08.2001, 6th respondent approached the 1st respondent/Chief Election Commissioner and again submitted objections that the 4th respondent incurred disqualification u/s.19 (3) of the Act. The 1st respondent advised 6th respondent to approach the Election Tribunal. Thereafter, 6th respondent filed O.P.No.5 of 2001, before the Election tribunal u/S.233 of the Act to declare the election of 4th respondent to the office of Sarpanch of Bata Singaram Village, Hayath Nagar Mandal, Ranga Reddy District as null and void and consequently to declare himself (i.e the 6th respondent) as the duly elected candidate. The writ petitioner herein was arrayed as 5th respondent in the said O.P.

7. On 17.08.2001, a written complaint was lodged before the Mandal Revenue Officer, Hayath Nagar Mandal saying that 4th respondent had obtained a false certificate mentioning that his third child was born on 12.02.1994 though she was born actually on 11.08.1996. Basing upon the said complaint, the Mandal Revenue Officer, Hayathnagar Mandal, conducted an enquiry and submitted his report to the 2nd respondent/District Collector, Ranga Reddy, recommending initiation of action against 4th respondent. After receipt of the report from Mandal Revenue Officer, the 2nd respondent referred the matter to the District Level Scrutiny Committee to submit a finding after conducting a detailed probe into the matter. The Committee after conducing a detailed inquiry, came to a conclusion that the Mandal Revenue Officer had issued the said date of birth certificate on 30.05.2001 stating that the third child was born to 4th respondent on 12.02.1994 basing upon a report of Village Administrative Officer and the affidavits of two gazetted officers and as such, the same is invalid and felt that it should be cancelled. In the mean time, 4th respondent made an application to Revenue Divisional Officer, Nalgonda, stating that the birth of his third child was not entered in the birth register of Municipality, Nalgonda, and requested to direct the Commissioner of the Municipality to incorporate the same in the birth register, basing upon an affidavit duly notarized. Accordingly, the Revenue Divisional Officer, Nalgonda, recommended to the Municipal Commissioner, Nalgonda by proceedings dt.17.04.2002 to initiate necessary action as per the Rules. On the said date, a certificate of birth was issued by the Commissioner, Municipal Administration. After obtaining the same, 4th respondent gave a reply to the show cause notice issued by 2nd respondent. While so, a complaint dt.12.09.2002 was made to 2nd respondent stating that 4th respondent had obtained a birth certificate while swearing to a false affidavit. The said complaint was forwarded to the Revenue Divisional Officer, directing him to take necessary action. Subsequently, after detailed enquiry, the birth certificate dated 17.04.2002 issued by the Municipal Commissioner, Nalgonda, was directed to be cancelled by the Revenue Divisional Officer, Nalgonda, through proceedings dt.11.11.2002. Thereafter, on completion of detailed enquiry, the Collector vide proceedings dt.04.12.2002 cancelled the certificate issued by the Mandal Revenue Officer, Hayath Nagar Mandal, Ranga Reddy District. Subsequently, the Commissioner, Nalgonda Municipality also cancelled the date of birth certificate dt.17.04.2002 issued in favour of 4th respondent by proceedings dt.15.02.2003 and the same was communicated to 2nd respondent. Aggrieved by orders of the District Collector, Ranga Reddy, dt.04.12.2002, 4th respondent filed a revision before the Government. While the said Revision was pending, the Government vide letter dt.13.2.2003 directed 4th respondent to produce the death certificate of his deceased daughter. However, 4th respondent failed to produce it before the Revisional Authority. Subsequently, the Revision was dismissed by order dt.13.03.2003. Aggrieved by the said order of the Government passed in Revision, 4th respondent filed W.P.No.5160 of 2003 on the file of this Court and the same was disposed of by an order dt.26.03.2003 directing the Revisional Authority to decide the case afresh after affording an opportunity to the parties within a period of four weeks. The Revisional Authority after conducting a detailed enquiry and obtaining reports from the Authorities concerned, dismissed the Revision petition filed by 4th respondent vide G.O.Rt.No.930 dt.21.05.2003. Aggrieved by the said order of the Revisional Authority, 4th respondent filed W.P.No.10493 of 2003 before this Court. On 7.12.2011 this Court directed the Election Tribunal to decide the case independently without being influenced in any manner by the date of birth certificate issued by the Mandal Revenue Officer and the orders passed by the District Collector, Ranga Reddy, dt.04.12.2002.

8. Before the Election Tribunal, 6th respondent examined PWs.1 to 4 and marked Exs.A.1 to A.8; 4th respondent examined DWs.1 to 4 and marked Exs.B.1 to B.19; certain documents were also marked as Exs.C.1 to C.6 by PW.3-the Senior Medical Officer in the APSRTC Hospital, Tarnaka.

9. By order dt.21.07.2003, the Election Tribunal dismissed the O.P. It held that the 4th respondent had got three children and one of those children was born on 11.08.1996; since the 4th respondent contended that all his three children were born prior to 22.04.1995, the burden is on the 6th respondent to prove that 4th respondent was having three children by 22.04.1995 and that he incurred disqualification for having more than two children by date of election notification and is disqualified from holding the post of a Sarpanch; that there is no clinching evidence as to who among the three daughters of 4th respondent was born on 11.08.1996 in view of inconsistency between Ex.B.1 and A.5; the evidence of PW.3-Senior Civil Surgeon working in APSRTC Hospital, Tarnaka, who produced the hospital records about the delivery of a female child on 11.08.1996 by wife of 4th respondent is shaky as she was not the doctor who was on duty at the time of delivery of the female child of the 4th respondent on that day; it is the contention of 4th respondent that the female child born to his wife on 11.08.1996 died 15 days later due to vomiting and loose motions; it is unnatural for a parent to come forward to speak falsehood with regard to death of his/her child for whatever reasons; if really a third child was born and living, the 4th respondent would not come forward and speak falsehood that the child is dead; burden is on 6th respondent to prove that the child born on 11.08.1996 is surviving or living; 6th respondent failed to prove the correctness of dates of birth given by 4th respondent in respect of his three daughters; two of his daughters were born before 1995 and the third daughter was born on 22.04.1995 as per Ex.B.9 to 12; Ex.B.4 cannot be considered by the Election Tribunal in view of an order dt.27.06.2003 in W.P.M.P.No.13167 of 2003 in W.P.No.10493/2003 ; and therefore, the 6th respondent is not entitled to any relief in the OP.

10. Challenging the said order, 6th respondent filed W.P.No.19127 of 2003 while petitioner filed the present writ petition.

11. W.P.No.19127 of 2003 and the present writ petition were both listed for hearing on 07.09.2007 before a learned single Judge of this Court. There was no representation on behalf of counsel for the petitioners in both writ petitions on that day. So both writ petitions were dismissed as infructuous by separate orders dt.07.09.2007 on the ground that the writ petitions relate to elections held in 2001 and as fresh elections were held in 2006, they became infructuous.

12. The petitioner herein filed a review petition W.P.M.P.No.25018 of 2010 to review the order dt.07.09.2007 passed in the present writ petition. In the said review petition he contended that the disqualification incurred by 4th respondent is in the nature of a permanent disability in the event the allegation made against him being upheld in the writ petition and would disqualify 4th respondent from holding any office under the Act for life. By order dt.25.03.2013, the review petition was allowed by a learned single judge of this court relying on the judgment of the Supreme Court in Sheo Sadan Singh v. Mohan Lal Gautam1 wherein the Supreme Court held that allegations made against an elected candidate about corrupt practices during the election if found true, would result not only in the declaration of his election as void but would also render him liable for certain electoral disqualifications and that merely because there is a dissolution of the Assembly, it does not put an end to the election petition. This Court held that the said principle would apply and the writ petition would not become infructuous as held in the order dt.07.09.2007 passed and that it is a mistake apparent on the face of record. It allowed the review petition and restored the writ petition to the file of this Court. Here, it is pertinent to note that the 6th respondent who had filed the election petition O.P.No.5 of 2001 and W.P.No.19127 of 2003 in this Court against the order therein which was also dismissed on 07.09.2007, did not chose to file any review petition and the dismissal of his writ petition attained finality.

13. It is the contention of the counsel for the petitioner that 4th respondent had admitted in his evidence ( as RW.2 in the OP) that he had four children- three daughters by name Mounika, Harshika and Rushika were born on 22.01.1990, 23.01.1993 and 12.02.1994 and that a 4th daughter was born on 11.08.1996 at the APSRTC Hospital, Tarnaka; in the revision petition filed by 4th respondent before the State Government (challenging the order dt.04.12.2002 passed by 2nd respondent holding that 4th respondent had obtained an integrated community, nativity and date of birth certificate dt.30.05.2001 in respect of his daughter Kumari Rushika Netha mentioning the date of birth as 12.02.1994 instead of 11.08.1996) also, 4th respondent admitted that he had a fourth daughter who was born on 11.08.1996; u/S.19(3) of the Act, although the birth of first three children may not operate to disqualify the 4th respondent for contesting for the election to the post of Sarpanch, under the second proviso to the said sub-section, the birth of a fourth child (which results in the increase in the number of children of 4th respondent after 22.04.1994 ) resulted in the disqualification of 4th respondent; So, his nomination for the post of Sarpanch should have been rejected outright by 3rd respondent; the Election tribunal has ignored this material admission on the part of the 4th respondent while passing the impugned order; 4th respondent had failed to produce any evidence as to the death of his fourth child; the election tribunal had perversely placed the burden of proving that the child born to the 4th respondent on 11.08.1996 is living on 6th respondent; it is settled law that the burden of proving an exception to a rule is on the person who wants the benefit of the exception; if the 4th respondent's case is that the fourth child born to him is dead, the burden of proving the said fact should have been placed on him and not on 6th respondent (he relied upon the decision in B. Kantha Reddy v. Mandal Development Officer-cum-Additional District Election Authority, Manopad Mandal, Mahabubnagar District and others2 in this regard); the mere act of procreation of more children than permitted after the relevant date for seeking elected office under the Act creates a disqualification as held by this Court in B.K. Parthasarathi and others v. Govt. of A.P., Panchayat Raj Dept. and others3 and Are Gangadhar v. Zilla Praja Parishad, Karimnagar and others4; that in Javed and others v. State of Haryana and others5, the Supreme Court had held that the disqualification is attracted no sooner the third child is born; in the A.P. Panchayat Raj Act,1994 there is no specific provision like in Haryana Panchayat Raj Act, 1994 and Haryana Municipal Act, 1973 that the additional child should also be alive; therefore, whether the fourth child of the 4th respondent was alive or dead is unnecessary to be gone into; this principle of law has also been ignored by the election tribunal; in any event, the order of the election tribunal is perverse and is unsustainable.

14. Per contra, The counsel for 4th respondent contended that the writ petition should be dismissed summarily as petitioner herein had not challenged the election of 4th respondent by filing an election petition u/S.233 of the Act; although 6th respondent has challenged the same by filing O.P.No.5 of 2001 and the order dismissing the said O.P in W.P.No.19127 of 2003, he did not pursue the matter and dismissal of the said writ petition has attained finality; under Article 243-O of the Constitution of India, an election cannot be challenged except by way of an election petition as per law made by State Legislature; there cannot be a collateral attack to the election and the writ petitioner herein cannot be allowed to take advantage of this writ petition and plead the cause of 6th respondent; there is therefore a constitutional bar to grant any relief to the petitioner; the remedy of a writ is a discretionary remedy and in the facts and circumstances of this case, this Court should not come to the aid of the petitioner; he relied upon the decision in Rafique Bibi v. Sayed Waliuddin and others6 and contended that the right remedy of filing of election petition has to be invoked by a contestant in an election to invalidate the election and as the petitioner herein had not chosen to do so, he should not be granted any relief; he also relied upon the decision of this Court in Golla Jayamma and Ors. V. District Collector and Ors.7; Bhukya Bujji v. Bhukya Saraswathi and others8; and Zile Singh v. State of Haryana and others9. He also contended the scope of certiorari jurisdiction of the High Court is very narrow; that errors of fact in the order of the election tribunal cannot be interfered with in exercise of jurisdiction under Art.226 and relied on Syed Yakoob v. Radhakrishnan10 and Surya Dev Rai v. Ram Chander Rai and others11.

15. I have noted the submissions of the respective parties.

16. The admitted facts are that petitioner and respondent Nos.4 to 6 filed nominations for the post of Sarpanch of Bata Singaram Grampanchayat which was notified on 01.08.2001. The said election was held on 14.08.2001 and the 4th respondent was declared as elected. At the time when the nominations for the said election were put up for scrutiny, 6th respondent through one R. Jangaiah filed an objection petition on 05.08.2001 stating that 4th respondent had three female children, the last of whom was born on 11.08.1996 and therefore, he was not eligible to contest for the said post. The 3rd respondent-the election officer, rejected the said contention. Thereafter, the 6th respondent approached the Chief Election Commissioner and submitted objections but he was advised to approach the election tribunal for relief. The 6th respondent thereafter filed O.P.No.5 of 2001 before the Election tribunal u/S.233 of the Act to declare election of the 4th respondent to the office of the Sarpanch of the Bata Singaram Grampanchayat as null and void and consequently to declare him as the elected candidate. In the said election petition, the petitioner herein is arrayed as the 5th respondent.

17. In the O.P, the 6th respondent alleged that 4th respondent filed a false affidavit along with his nomination stating that he had only two children, that he was actually having three children as on the date of the election notification and the third child was born on 11.08.1996 and therefore, he was disqualified to contest the election; and in view of the said disqualification, the OP should be allowed.

18. 4th respondent filed a counter in the OP denying the allegations in the OP and contending that he had not violated any of the provisions of the A.P. Panchayat Raj Act; that the petition filed by R. Jangaiah opposing his nomination was rightly dismissed by 3rd respondent and he had given in writing to 3rd respondent that his third child was born on 12.02.1994 and, as such, he is not disqualified under the provisions of the Act. He also stated that the child born to him on 11.08.1996 died after it's birth and therefore, the question of incurring disqualification by him on account of having three children does not arise.

19. The petitioner (in his capacity as 5th respondent in the O.P) filed a counter stating that 4th respondent was having three children as on the date of notification and the 4th respondent had filed a false affidavit along with his nomination by suppressing the facts; that the 4th respondent was disqualified under the provisions of the A.P. Panchayat Raj Act,1994 from contesting to the post of Sarpanch and he had been illegally allowed to contest the election; in the said election 4th respondent was declared as a returned candidate and the election of 4th respondent is null and void.

20. During the course of trial in the O.P, the 4th respondent was examined as DW.2 in the election petition. He stated as follows :

"I have four children. My eldest daughter is Kum. Mounika, She was born on 22.8.90. My second daughter is Narshika, She was born on 23.1.93. My third daughter is Kum. Rushika she was born on 12.2.94. My fourth daughter was born on 11.8.96. She took birth in APSRTC Hospital, Tarnaka and she died within fifteen days of taking birth. I do not specifically remember the date of death of my fourth daughter. She died due to vomiting and loose motions. As on the date of submission of nominations papers I was having three surviving daughters. All these three daughters are born before the cut of date 22.4.1995. I did not beget any surviving child after 22.4.95. ... ..."

21. Thus, it was not disputed by 4th respondent that he had four children, on the date when the Act came into force, three of whom were born before 22.04.1994 and one child/a daughter born after the Act came into force, who allegedly died.

22. Section 19(3) of the Act states as follows :

"S.19.(3): A person having more than two children shall be disqualified for election or for continuing as member:
Provided that the birth within one year from the date of commencement of the Andhra Pradesh Panchayat Raj Act, 1994 hereinafter in this section referred to as the date of such commencement, of an additional child shall not be taken into consideration for the purposes of this section.
Provided further that a person having more than two children (excluding the child if any born within one year from the date of such commencement) shall not be disqualified under this section for so long as the number of children he had on the date of such commencement does not increase.
Provided also that the Government, may direct that the disqualification in this section shall not apply in respect of a person for reasons to be recorded in writing."

23. The above provision makes it clear that the election petitioner has to prove that the returned candidate had more than two children and a third child was born after 30.05.1995 and if the returned candidate had more than two children prior to the coming into force of the Act, he would not be disqualified under this provision so long as the number of children he had on 30.05.1994 did not increase subsequently.

24. It is important to note that this provision in the Act, does not use the words "two living children" as in the Haryana Municipal Act, 1973 as amended by Haryana Acts 3 and 15 of 1994 (considered in Zile Singh (8 supra) ) and the Haryana Panchayat Raj Act, 1994 (considered in Javed and others (5 supra)). It merely states that a person having more than two children shall be disqualified for election or for continuing as a member. Interpreting Section 19(3), in B.K. Parthasarathi (3 supra), a Division Bench of this Court held :

"22. The impugned provision, viz., sub-section (3) of Section 19 of the said Act does not directly curtail or directly interfere with the right of any citizen to take a decision in the matter of procreation. It only creates a legal disability on the part of any person who has procreated more than two children as on the relevant date of seeking an elected office under the Act. The substance of the provision is that it does not compel directly anyone to stop procreation, but only disqualifies any person who is otherwise eligible to seek election to various public offices coming within the ambit of the Andhra Pradesh Panchayat Raj Act, 1994 or declares such person who have already been holding such offices to be disqualified from continuing in such office if they procreate more than two children.
... ... ...
26. What is sought to be curtained by the Legislature in this case is not the right to procreation but the right to seek certain elected offices created under the Andhra Pradesh Panchayat Raj Act, 1994 if one begets more children than the prescribed limit . ... ... ..."(emphasis mine)

25. Another Division Bench of this Court in Are Gangadhar (4 supra), held that :

"2. ... ... ... There is a provision under Section 19(3) of A.P. Panchayat Raj Act, 1994 disqualifying the elected member, if he has more than two children. Even if a person before election has got two children, but begets third child after the election, such person is liable to be disqualified. ... ..."(emphasis mine)

26. In view of the above decisions it is clear that the very act of procreation of more than the prescribed number of children would result in disqualification of a candidate for contesting the election to a post under the Act. Thus if there is such a procreation, the fact that such child died thereafter has no relevance.

27. Although the counsel for 4th respondent Sri V. Venkataramana sought to contend that the word "having two children" in S.19(3) implies that the child (whose birth would result in the incurring of the disqualification) should also be alive at the time of the notification, such an interpretation is not possible in view of the absence of the word "living" in Section 19. The Court cannot add words to a statute as held in P.K.Unni v. Nirmala Industries12. In the said case, the Supreme court held:

"14. Appearing for the appellant (the auction purchaser), Mr Parasaran submits that the High Court was not justified in attempting to correct or supply, what it thought to be, a defect or an omission in the statute. He rightly contends that even if there was an omission, it was not for the court to rectify it.
15. The court must indeed proceed on the assumption that the legislature did not make a mistake and that it intended to say what it said: See Nalinakhya Bysack v. Shyam Sunder Haldar3. Assuming there is a defect or an omission in the words used by the legislature, the court would not go to its aid to correct or make up the deficiency. The court cannot add words to a statute or read words into it which are not there, especially when the literal reading produces an intelligible result. No case can be found to authorise any court to alter a word so as to produce a casus omissus: Per Lord Halsbury, Mersey Docks and Harbour Board v. Henderson Brothers4. "We cannot aid the legislature's defective phrasing of an Act, we cannot add and mend, and, by construction, make up deficiencies which are left there": Crawford v. Spooner5."

In fact, the first proviso to sub-Section 3 of Section 19 which states that "birth within one year from the date of commencement of the Act, (i.e., 30.05.1994) of an additional child shall not be taken into consideration for the purpose of this Section" indicates that it is the birth of the child, i.e., the very procreation of the child more than the permissible limit which would result in the incurring of disqualification and there is no necessity that the said child should also be alive as on the date of the notification. Sri Venkataramana relied upon Zile Singh (9 supra) and contended that the Supreme Court in the said cases has also held that if there are more than two children, they should also be alive in order that a disqualification may be incurred. But in the Haryana Municipal (Amendment) Act, 1994 (as amended in the Haryana Municipal Act, 1973) and as inserted in the principal Act considered in that case ,the disqualification is incurred for having more than two "living" children. But, in the A.P. Panchayat Raj Act,1994 the word "living" is not mentioned and therefore, it is not open to interpret the provisions of Section 19(3) of A.P. Act to mean that it would apply only if the child whose birth would result in the incurring of the disqualification is alive. I have therefore, no hesitation in rejecting this contention raised by the learned counsel for the respondent.

28. A reading of the judgment of the election tribunal no where indicates that the said tribunal has considered the issue whether the birth of the extra child by itself would result in the 4th respondent incurring in the disqualification. A reading of the said order of the tribunal also discloses that no where in the said order has the election tribunal referred to the admissions contained the evidence of 4th respondent as RW.2 as set out above. In view of the categorical admission of 4th respondent before it that he had four daughters and the fourth child was born on 11.08.96 (after the Act came into force), the tribunal ought to have allowed the election petition as the very procreation of the fourth child is sufficient to disqualify the 4th respondent. By ignoring the clear language of S.19(3) of the Act , misreading it, and refusing to consider the material evidence of 4th respondent and misreading the other evidence the Tribunal clearly committed an error apparent on the face of record .

29. Assuming for the sake of argument that 4th respondent would not incur disqualification if the fourth child were not alive (although this is not the legal position as set out above), the burden is on the 4th respondent to establish that the said child is not alive. This is a fact within his personal knowledge and he has not adduced any evidence in support of the fact that the fourth child died except his ipsi dixit. In B. Kantha Reddy (2 supra), a contention was raised by the petitioner therein claiming a benefit under the proviso of Section 19(3) of the Act on the ground that his wife gave birth to last of his three children on 29.12.1994. This Court held when a person claims benefit under the proviso it is for him to prove that he did not incur the disqualification. It held that if the petitioner is claiming benefit under the proviso on the ground that the last child was born within one year on the date of the commencement of the Act, it is for him to prove the said fact. In view of this decision, it has to be held that 4th respondent failed to prove that his case falls within the exception assuming for the sake of argument that death of his 4th child will not make him disqualified.

30. The respondents before the election tribunal had filed Ex.B.14 a letter dt.13.2.2003 addressed to the 4th respondent by the Dy. Secretary to Government, Revenue (Ser.II) Dept., A.P. Secretariat, Hyderabad, in connection with the cancellation of the nativity and date of birth certificate by the Collector, Ranga Reddy District, which had been challenged in a revision petition by the 4th respondent. In the said letter, the 4th respondent was requested to produce the death certificate of the deceased daughter to take further action in the matter. Admittedly, no certificate was produced by the 4th respondent before the Government in the said proceeding. It was also not produced before the election tribunal. Thus 4th respondent never discharged the burden of proving that his 4th child was dead. Wrongly placing the burden of proving the fact that the 4th respondent's fourth child was dead on the election petitioner-Respondent no.6 is clearly an error apparent on the face of record.

31. The Election tribunal also stated that no father or mother would come forward to speak falsehood with regard to their death of their child for whatever reasons it may be and if the said child was born and living, the 4th respondent would not come forward and speak falsehood stating that a child who is living is dead. This Court is of the opinion that such implicit trust in the 4th respondent by the election tribunal was totally misplaced . In the counter-affidavit filed by 4th respondent to the review petition in W.P.M.P.No.25018 of 2010 in this writ petition, the 4th respondent stated that his third child was born on 11.08.1996 and that the child died after the birth and therefore, the question of incurring disqualification on account having three children does not arise as on the date of notification he had only two surviving children. This statement in the counter-affidavit also contradicts the evidence of the 4th respondent as RW.2 before the election tribunal wherein he admitted that he had four daughters. The above conduct of the 4th respondent clearly indicates that he would not hesitate to speak untruth if it is to his advantage and mislead any authority for gain.

32. The election tribunal also refers to an observation by this Court in an order dt.27.06.2003 in W.P.MP.No.13167 of 2003 that "it is open for the tribunal to decide the election petition without being influenced in any manner that the date of birth certificate issued by MRO and the orders canceling the said certificate by the District Collector". The order of the District Collector referred to in the said order is Ex.A.7. The Election tribunal held that it would not consider Ex.B.4, Ex.A.7, Ex.A.8 and the evidence of PW.4 (who was the returning officer who deposed about the proceedings before the Collector) and the order of the Collector dt.04.12.2002 without stating why it is not considering them. It is un-understandable as to how it could construe the observations of this Court referred to above as precluding it from considering the said evidence, when the High Court left it open to it to consider them or not to take them into account. This also indicates total non-application of mind by the Election Tribunal.

33. This Court in Golla Jayamma and Ors. (7 supra) held that a finding as to incurring of a disqualification u/S.19(3) of the Act would haunt a candidate for the rest of his life and he would be ineligible to contest; that consequences of incurring disqualification u/S.19(3) are far more reaching than those flowing from corrupt practice as in the latter, the disqualification is only for a limited period. It held that disqualification u/S.19(3) of the Act would disqualify once for all in a persons' lifetime and prevent him from seeking election from any office or post under the Act.

34. In Javed and others (5 supra), the Supreme Court had an occasion to consider whether the provision disqualifying a person under Haryana Panchayati Raj Act, 1994, on the ground that he had more than two living children is unsustainable. It held as follows :

"9. It was submitted that the number of children which one has, whether two or three or more, does not affect the capacity, competence and quality of a person to serve on any office of a Panchayat and, therefore, the impugned disqualification has no nexus with the purpose sought to be achieved by the Act. There is no merit in the submission. We have already stated that one of the objects of the enactment is to popularize family welfare/family planning programme. This is consistent with the National Population Policy. ... ... ...
10. ... ... ...
Family welfare would include family planning as well. To carry out the purpose of the Act as well as the mandate of the Constitution the legislature has made a provision for making a person having more than two living children ineligible to either contest for the post of Panch or Sarpanch. Such a provision would serve the purpose of the Act as mandated by the Constitution. It cannot be said that such a provision would not serve the purpose of the Act.
... ... ...
18. To make a beginning, the reforms may be introduced at the grass-root level so as to spiral up or may be introduced at the top so as to percolate down. Panchayats are grass-root-level institutions of local self-governance. They have a wider base. There is nothing wrong in the State of Haryana having chosen to subscribe to the national movement of population control by enacting a legislation which would go a long way in ameliorating health, social and economic conditions of rural population, and thereby contribute to the development of the nation which in its turn would benefit the entire citizenry. ... ... ...
... ... ...
22. Right to contest an election is neither a fundamental right nor a common law right. It is a right conferred by a statute. At the most, in view of Part IX having been added in the Constitution, a right to contest election for an office in Panchayat may be said to be a constitutional right - a right originating in the Constitution and given shape by a statute. But even so, it cannot be equated with a fundamental right. There is nothing wrong in the same statute which confers the right to contest an election also to provide for the necessary qualifications without which a person cannot offer his candidature for an elective office and also to provide for disqualifications which would disable a person from contesting for, or holding, an elective statutory office."

35. The Supreme Court held that the obligations imposed on the State under Article 38, 47, and on the citizen under Article 51A of the Constitution of India cannot be achieved without controlling population in as much as, the resources of the country are limited and claimants are many and disqualification provided in the statute of having more than two living children seeks to achieve a laudable purpose -socio-economic welfare and health care of the masses- and is consistent with the National Population policy.

36. In the light of the above authoritative pronouncement of the Supreme Court, the contentions of the counsel for the respondent that the petitioner in this writ petition is not an election petitioner, that he has not filed an election petition challenging the election of 4th respondent and therefore no relief can be granted to the petitioner in this writ petition are wholly untenable. This Court as a constitutional court cannot be a mute spectator to the gross violation of the provisions of the Act by 3rd respondent in permitting 4th respondent to contest the election and of the 1st respondent in upholding the action of 3rd respondent and driving 6th respondent to file an election petition. It is not denied that the 4th respondent not only completed his term as Sarpanch from 14.08.2001, but he also contested the Panchayat election in 2006 and also subsequently for the same post inspite of his disqualification thus making a mockery of the Act and the policy of the legislature.

37. The counsel for 4th respondent also relied upon Rafique Bibi (6 supra) and contended that a Court will invalidate an order only if the right remedy is sought by the right person in the right proceedings and circumstances and that the right remedy in the facts and circumstances is filing of an election petition, that the petitioner has not filed the election petition and therefore, no relief should be granted. This contention is untenable. Indisputably the petitioner is a party to the election petition filed by 6th respondent and both 6th respondent and petitioner have challenged orders passed by the election tribunal dismissing the O.P/election petition. The writ petition of the petitioner was entertained by this Court, admitted and although initially dismissed as infructuous, subsequently revived. The petitioner undoubtedly has a right to canvass the correctness of the order of the election tribunal being a party to the election petition. Merely because the 6th respondent after dismissal of W.P.No.19127 of 2003 filed by him against order in the O.P did not pursue it, that will not render deprive this writ petitioner of locus to file the writ and continue it. The locus of the petitioner herein is not dependent on the fate of the writ filed by 6th respondent particularly where the latter was not decided on merits but erroneously dismissed as infructous. As the issue involved is a serious one, i.e., to prevent persons who have incurred disqualification like 4th respondent from contesting for an election to a post in the gram panchayat which has been enacted by the State Legislature to implement the constitutional objectives set out in Javed and others (5 supra), this writ petition cannot be rejected on the ground that the petitioner has not filed the election petition. If contention of 4th respondent is accepted, it would allow the 4th respondent to contest future elections for posts in the gram panchayat in spite of the fact that he has incurred a disqualification from contesting them under the Act and result in perpetuation of a fraud on the statute.

38. The counsel for 4th respondent lastly contended that the scope of writ jurisdiction is very limited; that findings of fact of subordinate tribunals cannot be normally interfered with in exercise of Certiorari jurisdiction by this Court; this Court cannot act as an appellate court; an error of fact, however grave it may appear to be, cannot be corrected and only errors of law apparent on the face of record can be corrected. He cited Syed Yakoob (10 supra) and Surya Dev Rai (11 supra).

39. In Syed Yakoob (10 supra), the Supreme Court laid down :

"7. The question about the limits of the jurisdiction of High Courts in issuing a writ of certiorari under Article 226 has been frequently considered by this Court and the true legal position in that behalf is no longer in doubt. A writ of certiorari can be issued for correcting errors of jurisdiction committed by inferior courts or tribunals: these are cases where orders are passed by inferior courts or tribunals without jurisdiction, or is in excess of it, or as a result of failure to exercise jurisdiction. A writ can similarly be issued where in exercise of jurisdiction conferred on it, the Court or Tribunal acts illegally or properly, as for instance, it decides a question without giving an opportunity, be heard to the party affected by the order, or where the procedure adopted in dealing with the dispute is opposed to principles of natural justice. There is, however, no doubt that the jurisdiction to issue a writ of certiorari is a supervisory jurisdiction and the Court exercising it is not entitled to act as an appellate Court. This limitation necessarily means that findings of fact reached by the inferior Court or Tribunal as result of the appreciation of evidence cannot be reopened or questioned in writ proceedings. An error of law which is apparent on the face of the record can be corrected by a writ, but not an error of fact, however grave it may appear to be. In regard to a finding of fact recorded by the Tribunal, a writ of certiorari can be issued if it is shown that in recording the said finding, the Tribunal had erroneously refused to admit admissible and material evidence, or had erroneously admitted inadmissible evidence which has influenced the impugned finding. Similarly, if a finding of fact is based on no evidence, that would be regarded as an error of law which can be corrected by a writ of certiorari. In dealing with this category of cases, however, we must always bear in mind that a finding of fact recorded by the Tribunal cannot be challenged in proceedings for a writ of certiorari on the ground that the relevant and material evidence adduced before the Tribunal was insufficient or inadequate to sustain the impugned finding. The adequacy or sufficiency of evidence led on a point and the inference of fact to be drawn from the said finding are within the exclusive jurisdiction of the Tribunal, and the said points cannot be agitated before a writ Court. It is within these limits that the jurisdiction conferred on the High Courts under Article 226 to issue a writ of certiorari can be legitimately exercised (vide Hari Vishnu Kamath v. Syed Ahmad Ishaque Nagandra Nath Bora v. Commissioner of Hills Division and Appeals Assam and Kaushalya Devi v. Bachittar Singh)."

40. In Surya Dev Rai (11 supra), the Supreme Court declared :

"38. ... We sum up our conclusions in a nutshell, even at the risk of repetition and state the same as hereunder:
... ... ...
(3) Certiorari, under Article 226 of the Constitution, is issued for correcting gross errors of jurisdiction i.e. when a subordinate court is found to have acted (i) without jurisdiction - by assuming jurisdiction where there exists none, or (ii) in excess of its jurisdiction - by overstepping or crossing the limits of jurisdiction, or (iii) acting in flagrant disregard of law or the rules of procedure or acting in violation of principles of natural justice where there is no procedure specified, and thereby occasioning failure of justice.

... ... ...

(5) Be it a writ of certiorari or the exercise of supervisory jurisdiction, none is available to correct mere errors of fact or of law unless the following requirements are satisfied: (i) the error is manifest and apparent on the face of the proceedings such as when it is based on clear ignorance or utter disregard of the provisions of law, and (ii) a grave injustice or gross failure of justice has occasioned thereby.

... ... ...

(7) The power to issue a writ of certiorari and the supervisory jurisdiction are to be exercised sparingly and only in appropriate cases where the judicial conscience of the High Court dictates it to act lest a gross failure of justice or grave injustice should occasion. Care, caution and circumspection need to be exercised, when any of the above said two jurisdictions is sought to be invoked during the pendency of any suit or proceedings in a subordinate court and the error though calling for correction is yet capable of being corrected at the conclusion of the proceedings in an appeal or revision preferred thereagainst and entertaining a petition invoking certiorari or supervisory jurisdiction of the High Court would obstruct the smooth flow and/or early disposal of the suit or proceedings. The High Court may feel inclined to intervene where the error is such, as, if not corrected at that very moment, may become incapable of correction at a later stage and refusal to intervene would result in travesty of justice or where such refusal itself would result in prolonging of the lis. (8) The High Court in exercise of certiorari or supervisory jurisdiction will not convert itself into a court of appeal and indulge in reappreciation or evaluation of evidence or correct errors in drawing inferences or correct errors of mere formal or technical character.

(9) In practice, the parameters for exercising jurisdiction to issue a writ of certiorari and those calling for exercise of supervisory jurisdiction are almost similar and the width of jurisdiction exercised by the High Courts in India unlike English courts has almost obliterated the distinction between the two jurisdictions. While exercising jurisdiction to issue a writ of certiorari, the High Court may annul or set aside the act, order or proceedings of the subordinate courts but cannot substitute its own decision in place thereof. In exercise of supervisory jurisdiction the High Court may not only give suitable directions so as to guide the subordinate court as to the manner in which it would act or proceed thereafter or afresh, the High Court may in appropriate cases itself make an order in supersession or substitution of the order of the subordinate court as the court should have made in the facts and circumstances of the case.

41. In Sumathi P.Rai v. Isac D'Almeida13, the Supreme Court observed:

"7. Learned Senior Counsel for the appellant is right, so far the position of law is concerned that the High Court, while exercising writ jurisdiction, cannot reappreciate the evidence as if it is the court of appeal, but, in the instant case, the learned Single Judge has not acted as the court of appeal. He has corrected the patent error committed by the Tribunal as is evident from para 8 extracted above. Since the Tribunal has misread the evidence and ignored material evidence, the learned Single Judge of the High Court was right in interfering with such a finding of fact. The Division Bench of the High Court, after perusing the order of the learned Single Judge, taking an overall view of the matter, was right in not interfering with the order of the learned Single Judge."

(emphasis mine)

42. In Uttamrao Shivdas Jankar v. Ranjitsinh Vijaysinh Mohite-Patil14, the Supreme Court considered the power of the High Court in an election petition tried by it under S.100 of the Representation of People Act, 1951 against an improper rejection of a nomination and opined:

"31. Section 100 of the Act provides for the grounds for declaring election to be void inter alia in a case where a nomination has been improperly rejected. Improper rejection of a nomination, on a plain reading of the aforementioned provision, in our opinion, would not mean that for the said purpose an election petitioner can only show an error in the decision-making process by a Returning Officer but also the correctness of the said decision.
32. Indisputably, there exists a distinction between a decision-making process adopted by a statutory authority and the merit of the decision. Whereas in the former, the Court would apply the standard of judicial review, in the latter, it may enter into the merit of the matter. Even in applying the standard of judicial review, we are of the opinion that the scope thereof having been expanded in recent times viz. other than (i) illegality, (ii) irrationality, and
(iii) procedural impropriety, an error of fact touching the merit of the decision vis--vis the decision-making process would also come within the purview of the power of judicial review.
33. In Cholan Roadways Ltd. v. G. Thirugnanasambanda this Court observed: (SCC p. 253, paras 34-35) "34. ... It is now well settled that a quasi-judicial authority must pose unto itself a correct question so as to arrive at a correct finding of fact. A wrong question posed leads to a wrong answer. In this case, furthermore, the misdirection in law committed by the Industrial Tribunal was apparent insofar as it did not apply the principle of res ipsa loquitur which was relevant for the purpose of this case and, thus, failed to take into consideration a relevant factor and furthermore took into consideration an irrelevant fact not germane for determining the issue, namely, that the passengers of the bus were mandatorily required to be examined. The Industrial Tribunal further failed to apply the correct standard of proof in relation to a domestic enquiry, which is 'preponderance of probability' and applied the standard of proof required for a criminal trial. A case for judicial review was, thus, clearly made out.
35. Errors of fact can also be a subject-matter of judicial review. (See E v.

Secy. of State for the Home Deptt.2) Reference in this connection may also be made to an interesting article by Paul P. Craig, Q.C. titled 'Judicial Review, Appeal and Factual Error' published in 2004 Public Law, p. 788."

34. In S.N. Chandrashekar v. State of Karnataka this Court observed: (SCC p. 221, paras 33-34) "33. It is now well known that the concept of error of law includes the giving of reasons that are bad in law or (where there is a duty to give reason) inconsistent, unintelligible or substantially inadequate. (See De Smith's Judicial Review of Administrative Action, 5th Edn., p. 286.)

34. The Authority, therefore, posed unto itself a wrong question. What, therefore, was necessary to be considered by BDA was whether the ingredients contained in Section 14-A of the Act were fulfilled and whether the requirements of the proviso appended thereto are satisfied. If the same had not been satisfied, the requirements of the law must be held to have not been satisfied. If there had been no proper application of mind as regards the requirements of law, the State and the Planning Authority must be held to have misdirected themselves in law which would vitiate the impugned judgment." (See also Indian Airlines Ltd. v. Prabha D. Kanan, SCC p. 88, para 47 and Meerut Development Authority v. Assn. of Management Studies.) .....

46. In an election petition, the High Court, therefore, was required to consider whether the Returning Officer had wrongly shifted the onus in view of S.N. Chandrashekar, which would come within the purview of an error apparent on the face of the record."(emphasis mine)

43. In Ritesh Tewari and another v. State of Uttar Pradesh and others15, the Supreme Court held as follows :

"26. The power under Article 226 of the Constitution is discretionary and supervisory in nature. It is not issued merely because it is lawful to do so. The extraordinary power in the writ jurisdiction does not exist to set right mere errors of law which do not occasion any substantial injustice. A writ can be issued only in case of a grave miscarriage of justice or where there has been a flagrant violation of law. The writ court has not only to protect a person from being subjected to a violation of law but also to advance justice and not to thwart it. The Constitution does not place any fetter on the power of the extraordinary jurisdiction but leaves it to the discretion of the court. However, being that the power is discretionary, the court has to balance competing interests, keeping in mind that the interests of justice and public interest coalesce generally. A court of equity, when exercising its equitable jurisdiction must act so as to prevent perpetration of a legal fraud and promote good faith and equity. An order in equity is one which is equitable to all the parties concerned.
27. Where a party's claim is not founded on valid grounds, the party cannot claim equity. A party that claims equity must come before the court with clean hands as equities have to be properly worked out between parties to ensure that no one is allowed to have their pound of flesh vis--vis the others unjustly.
28. In A.P. State Financial Corpn. v. Gar Re-Rolling Mills this Court observed: (SCC p. 662, para 18) "18. ... Equity is always known to defend the law from crafty evasions and new subtleties invented to evade law."

... ... ...

32. It is settled legal proposition that if an order is bad in its inception, it does not get sanctified at a later stage. A subsequent action/development cannot validate an action which was not lawful at its inception, for the reason that the illegality strikes at the root of the order. It would be beyond the competence of any authority to validate such an order. It would be ironical to permit a person to rely upon a law, in violation of which he has obtained the benefits.

33. In C. Albert Morris v. K. Chandrasekaran this Court held that a right in law exists only and only when it has a lawful origin."

44. In the present case, the election tribunal while dismissing the election petition filed by 6th respondent did not ask itself the correct question of law i.e whether the very birth of the fourth child has resulted in the incurring of disqualification by 4th respondent? It ignored the spirit and the letter of the law in S.19 (3) of the Act. It asked itself a wrong question i.e whether by death of the 4th child of 4th respondent his disqualification is erased? It also wrongly placed the burden of proving that the fourth child is alive on the election petitioner. It perversely believed the statement of 4th respondent that his fourth child is dead even though no evidence is produced by him to substantiate the said fact by saying that no parent would state that his child is dead when it is alive. It misread the evidence and ignored the admission of 4th respondent that he had four daughters and passed the impugned order which has resulted in grave injustice. Thus there is a clear error apparent on the face of record warranting interference by this Court under Article 226 of the Constitution of India with the order of the Election Tribunal.

45. For the above reasons, the writ petition is allowed with costs and the order dt.22.07.2003 in O.P.No.5 of 2001 on the file of the Election Tribunal- cum- Principal Junior Civil Judge, Hyderabad (East and North), Ranga Reddy District, is quashed and it is declared that the 4th respondent has incurred the disqualification u/S.19(3) of the Act disentitling him from contesting for any post in the Grampanchayat of Bata Singaram Village, Hayath Nagar Mandal, Ranga Reddy District under the Act.

__________________________________ JUSTICE M.S.RAMACHANDRA RAO Date:29-04-2013