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]

Manipur High Court

Shri Karam Shyam vs Shri Okram Joy Singh on 12 October, 2023

Author: M.V. Muralidaran

Bench: M.V. Muralidaran

SHAMURAILATPAM                            Digitally signed by SHAMURAILATPAM
                                          SUSHIL SHARMA                      Page |1
SUSHIL SHARMA                             Date: 2023.10.13 16:47:51 +05'30'

                                        IN THE HIGH COURT OF MANIPUR
                                                  AT IMPHAL

                                                MC(El.Pet.) No. 9 of 2022
                                               Ref:-1) El.Pet. No. 7 of 2022
                                               2) El.Recr.Pet. No. 5 of 2022
                                              3) El.Recr.Pet. No. 22 of 2022

                       Shri Karam Shyam, aged about 59 years old, S/o (L)
                       Karam Biramani Singh, a permanent residence of Lilong
                       Chajing        Marenkhong, P.O. Lilong Bazar & P.S.
                       Singjamei, Imphal West District - 795130.
                                                            .... Applicant/Respondent No. 1


                                                      -Versus-


                       1. Shri Okram Joy Singh, aged about 80 years old, S/o
                            Okram Ibomcha Singh, a permanent residence of
                            Kakwa Huidrom Leikai, P.O. Canchipur & P.S.
                            Singjamei, Imphal West District, Manipur - 795003.

                                                                       ...Respondent/Petitioner
                       2. Shri Hijam Somarendro Singh, aged about 57 years
                            old, S/o Hijam Tomba Singh, a resident of Kakwa
                            Leiphrakpam Leikai, P.O. & P.S. Singjamei, Imphal
                            West District, Manipur - 795003.

                       3. Shri Karam Nabakishor Singh, aged about 59 years,
                            S/O Karam Ibochou Singh, a permanent resident of
                            Langthabal Kunja Awang Leikai, P.O. Canchipur, P.S.
                            Singjamei, Imphal West District, Manipur- 795003.

                                                                       ...Proforma Respondent




         MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
         and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                  Page |2



                                    MC(El.Pet.) No. 122 of 2022
                                  Ref:-1) El.Recr.Pet. No. 5 of 2022
                                       2) El.Pet. No. 7 of 2022

                    Shri Hijam Somarendro Singh, aged about 57 years
                    old, S/o Hijam Tomba Singh of Kakwa Leiphrakpam
                    Leikai, P.O. & P.S. Singjamei, District- Imphal West,
                    Manipur - 795003.
                                                   .... Applicant/Respondent No.2
                                       -Versus-
              1. Karam Shyam, aged about 59 years old, S/o (L)
                    Karam          Biramani            Singh         of      Lilong        Chajing
                    Marenkhong, P.O. Lilong Bazar & P.S. Singjamei,
                    Imphal West, Manipur- 795130.

              2. Okram Joy Singh, aged about 80 years old, S/o late
                    O. Ibomcha Singh of Kakwa Huidrom Leikai, P.O.
                    Canchipur, P.S. Singjamei, District Imphal West,
                    Manipur - 795003.

              3. Karam Nabakishor Singh, aged about 59 years, S/O
                    Karam Ibochou Singh, a permanent resident of
                    Langthabal Kunja Awang Leikai, P.O. and P.S.
                    Singjamei, Imphal West District, Manipur- 795003.
                                                                           ...Respondents

                               BEFORE
        HON'BLE THE ACTING CHIEF JUSTICE M.V. MURALIDARAN

          For the Applicant
          in MC(El.Pet.) No. 9 of 2022                       ::           Mr. A. Mohendro, Adv.

          For the Applicant
          in MC(El.Pet.) No. 122 of 2022                     ::           Mr. Hijam Somorendro,
                                                                          party in person

          For the Respondents                                ::           Mr. HS Paonam, Sr. Adv.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                  Page |3



          Date of Hearing and
          reserving Judgment & Order                         ::         29.08.2023

          Date of Judgment & Order                           ::         12.10.2023


                                       JUDGMENT AND ORDER
                                             (CAV)

                              MC (El.Petn.) No.9 of 2022 has been filed by the

          applicant Karam Syam under Order 7, Rule 11(a) of the Code of

          Civil Procedure, 1908 read with Section 86(1) of the

          Representation of People Act, 1951 to reject Election Petition

          No.7 of 2022.


          2.                  MC (Ele.Petn.) No.122 of 2022 has been filed by the

          applicant Hijam Somarendro Singh under Order 7, Rule 11(a)

          CPC to dismiss the Election Recrimination Petition No.5 of 2022

          filed by the applicant in MC (El.Petn.) No.9 of 2022 and to reject

          Election Petition No.7 of 2022, consequently, to declare the

          applicant Hijam Somarendro Singh as elected member of the 12th

          Manipur Legislative Assembly for 20-Langthabal Assembly

          Constituency.


          3.                  Election Petition No.7 of 2022 has been filed by the

          election petitioner Okram Joy Singh under Section 33, 33A, 36,

          80A, 81, 84, 100(1)(b), 100(1)(d)(i), (ii), (iv), 101, 123A, 125A,

          135A of the Representation of People Act, 1951, challenging the




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                  Page |4



          election of Karam Shyam from 20-Langthbal Assembly

          Constituency.


          4.                  Pending Election Petition, Karam Shyam has filed

          Election Recrimination Petition No.5 of 2022 under Section 97,

          77, 100(a), 100(d), 100(d)(i) and 100(d)(iv) of the Representation

          of People Act along with Rule 4A of the Conduct of Election

          Rules, 1961.              Hijam Somarendro Singh has filed Election

          Recrimination Petition No.22 of 2022 under Section 97 of the

          Representation of People Act challenging the election of Okram

          Joy Singh; Karam Shyam and Karam Nabakishor Singh as the

          member of the 12th Manipur Legislative Assembly 2022 from 20-

          Langthbal Assembly Constituency.


          5.                  Since MC (El.Petn.) Nos.9 and 122 of 2022 are filed

          to reject the election petition under Order 7, Rule 11(a) CPC, both

          the petitions were heard together and disposed of by this

          common order.


          6.                  The applicants in MC (El.Petn.) Nos.9 and 122 of

          2022 are respondents 1 and 2 in the election petition.


          7.                  For the sake of convenience, the parties are

          referred to as per their array in the election petition.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                  Page |5



          8.                  The first respondent (Karam Shyam) has filed MC

          (El.Petn.) No.9 of 2022 alleging that the allegation made against

          him in the election petition does not constitute the basic fact,

          which would constitute the ingredients of any corrupt practice

          under Section 123 of the Representation of People Act, 1951 (for

          short, "the RP Act").                The election petitioner has agitated the

          nomination of the first respondent before the returning officer on

          the ground of educational qualification and the said ground was

          rejected by the returning officer holding that the same does not

          amount to a defect of substantive nature. Thereafter, another

          complaint was filed before the Election Commission of India and

          the same was also disposed of on the same line, as was rejected

          by the returning officer. The election petitioner failed to make out

          any material effect of the alleged impropriety on election result.


          9.                  According           to    the      first    respondent,            the     first

          respondent had categorically mentioned the details in his Form-

          26 Part-A, Para 7-B(iv) under the head of details of immovable

          assets at residential buildings column regarding the area of

          measurement in square feet by way of filling up as (i) .132 acre

          (5749.92 sq. ft); 0.033 acre (1437.48 sq. ft.) followed by column

          regarding as to whether inherited property (yes or No) by filling

          up as 'No' and column regarding the date of purchase in case of

          self-acquired property by filling up as (i) 24/02/2012; (ii)




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                  Page |6



          11/10/2019. The election petitioner is trying to confuse this Court

          by interpreting the non-agricultural land and residential building

          as same when the prescribed form of affidavit under Form-26 has

          made different category for both the non-agricultural land and

          residential building and in the record of rights maintained by the

          Revenue Department, there is no category of non-agricultural

          land and it is either the agricultural or residential building or

          commercial building. Therefore, the said allegation made in the

          election petition is vague, inconsistent and creating an illusion to

          mislead. The election petition being ill-conceived and for want of

          cause of action and that too approached this Court with unclean

          hands, the election petition is liable to be dismissed at the

          threshold.


          10.                 Resisting MC (El.Petn.) No.7 of 2022, the election

          petitioner filed reply stating that the allegations of the election

          petitioner, as narrated in the election petition, are subject matter

          of trial, which would prove that the first respondent have indulged

          in corrupt practices. There are materials and reasons for initiation

          of trial against the returned candidate in view of the plea raised

          in the election petition. It is stated that the first respondent has

          admitted that he has constructed two residential buildings

          separately on two different non-agricultural lands and he further

          admits that he has disclosed the existence of the two residential




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                  Page |7



          buildings separately in two different non-agricultural land.

          However, the first respondent admitted that he does not disclose

          the existence of two non-agricultural land owned by him at the

          relevant column of Form-26 affidavit. The non-disclosure of the

          non-agricultural land in Form-26 affidavit filed along with the

          nomination paper is a clear fact of swearing false affidavit which

          shall be subject matter in the trial of the election petition. It is

          stated that the first respondent admitted that he has studied

          B.Tech which is different from B.E.                                 Assumption of self-

          declaration that Technology and Engineering are used vice-

          verse holds no water. The first respndent himself admitted that

          he has disclosed wrong educational qualification in Form-26

          affidavit. It is stated that the decision of the returning officer or

          any authority of the Election Commission of India has nothing to

          do with the trial of the election petition.                              Thus, prayed for

          dismissal of MC (El.Petn.) No.9 of 2022.


          11.                 The second respondent filed reply stating that the

          nomination of the first respondent was improperly accepted by

          the returning officer; that the High Court to adduce the facts and

          evidences of the election case and should not be rejected at the

          threshold and the returned candidate should necessarily be

          made to undergo the process of trial to prove the facts and

          evidences of the election case. The first respondent intentionally




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                  Page |8



          and deliberately omitted to disclose the material facts in Form-26

          affidavit and this defect is in the meaning of defect of substantial

          character, whereas the returning officer of 20-Langthabal

          Assembly           Constituency            accepted           the      nomination           paper

          improperly. The returned candidate deliberately wrote the false

          qualification as B. Tech to misguide the voters in the name of

          Engineer and the same adversely affected the election of the

          returned candidate as void under Section 100(1)(d)(i) of the RP

          Act. It is stated that the election petition should not be rejected

          at the threshold and to allow the election petitioner to pursue the

          election petition and also the returned candidate should

          necessarily be made to undergo the process of trial to prove the

          evidences of facts and circumstances of the case. The returned

          candidate concealed the fact of materials regarding the

          Government dues in Form-26 affidavit and the nomination of the

          returned candidate ought to have been rejected by the returning

          officer. The returned candidate should necessarily be made to

          undergo the process of trial to prove the evidenced facts and

          circumstances of the election case.


          12.                 The second respondent in the Election Petition No.

          7 of 2022 has filed MC (El.Petn.) No.122 of 2022 alleging that

          notwithstanding anything contained in the provisions of RP Act

          and Order 7, Rule 11(a) CPC, the petitioner in Election




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                  Page |9



          Recrimination Petition No.5 of 2022, the returned candidate,

          having been detected and known well to him the requirement of

          filing of form 25-affidavits along with the petition, did not filed or

          cured the defect with the filing of form-25 affidavits during this

          long period of 102 days after the filing of his Election

          Recrimination Petition No.5 of 2022 and had failed to comply with

          the order of this Court dated 15.6.2022. The acceptance of the

          nomination papers of the returned candidate; election petitioner

          and the third respondent by the returning officer were improper

          as they have failed to disclose the correct material facts. The

          returned candidate deliberately and intentionally misled the

          voters of 20-Langthabal Assembly Constituency with false

          statement in Para 7(A)(xii) which adversely affected the election.

          The acceptance of the nomination of election petitioner is

          improper. Similarly the acceptance of the nomination of the third

          respondent is also improper, as he has concealed material

          particulars in his nomination. The concealment of facts and giving

          false statement in Form-26 affidavit is a defect of substantial

          character adversely affecting the election and consequently the

          returning officer had accepted the nomination of the third

          respondent improperly. Hence, prayed for rejection of Election

          Petition No.7 of 2022 as well as rejection of the Election

          Recrimination Petition No.5 of 2022 filed by the first respondent.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 10



          13.                 The election petitioner filed objection stating that a

          proper and complete affidavit as mandated by the relevant laws

          was filed by the election petitioner and it is not correct to state

          that the nomination paper of the election petitioner has been

          improperly accepted by the returning officer. It is stated that

          there is enough material facts and material particulars pleaded in

          the election petition under reference which would materially

          affected the election of the first respondent and, as such the

          election petitioner, in manner and circumstances as narrated in

          the election petition, can be declared as duly elected from 20-

          Langthabal Assembly Constituency in terms of the provisions of

          the RP Act.


          14.                 The second respondent filed reply stating that the

          defects in Form-26 affidavit in respect of the first respondent

          which are in the meaning of defect of substantial character

          adversely affecting the election. In fact, the first respondent kept

          blank spaces in the names Column of dependents 1 to 3 without

          writing names or no dependents or Nil. The first respondent

          wrote wrong information of total income during the last five

          financial years ending 31st March 2021 as against the salary

          drawn from Manipur Legislative Assembly and GAD, Manipur.

          The first respondent also wrote wrong information in liabilities.

          He has wrote wrong approximate market value of residential




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 11



          buildings and land. The first respondent deliberately and

          intentionally wrote wrong educational qualification and highest

          educational qualification writing as passed Bachelor of Textile

          Engineering in the three consecutive terms that 12th, 11th and 10th

          Legislative Assembly Elections, whereas he had passed only

          B.Text, which is a serious defect of substantial character

          misleading the voters adversely affecting the election.


          15.                 The learned counsel for the first respondent

          submitted that after analyzing the false and fabricated grounds

          pleaded by the election petitioner and the same were do not

          constitute cause of action, the first respondent has filed MC

          (El.Petn.) No.9 of 2022 under Order 7, Rule 11(a) CPC for

          rejection of the election petition at the threshold.


          16.                 The learned counsel further urged that the

          allegation mentioned in the election petition does not constitute

          any corrupt practice. Elaborating further, the learned counsel

          submitted that the first respondent had specifically and

          categorically furnished the details in Form-26, Part-A, Para 5(ii)

          regarding the pendency of two criminal cases and there is no

          other criminal case pending besides the two cases known which

          has been clearly disclosed and, thus, the allegations made are

          vague, inconsistent and creating an illusion to mislead this Court.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 12



          17.                 According to the learned counsel, the election

          petitioner in the election petition alleged at Para 16 that one

          Okram Gogo Singh, an election agent, on the day of scrutiny

          raised an objection for non-disclosure of residential building by

          filing complaint dated 9.2.2022 under Section 36(2) of the RP

          Act. In Para 18(a) of the election petition, the election petitioner

          stated that in Part 7B(ii) of Form-26, he had simply disclosed as

          'NIL', which is false because he himself had disclosed at Part-B,

          Para 7 B(iv) that he has two residential building separately on

          two different non-agricultural lands one under Patta No.176/873

          covered by C.S. Dag No.894/1015 of Village No.70, Chaging

          Part-I and another under Patta No.176/423 covered by C.S. Dag

          No.894/1521 of Village No.70, Chaging Part-I.


          18.                 The learned counsel then submitted that the

          election petitioner has agitated the nomination of the first

          respondent before the returning officer on the ground of

          educational qualification and the same was rejected. There was

          no improper acceptance of the affidavit filed by the first

          respondent and on the basis of the complaint filed by the election

          petitioner, it was rejected on the ground that the same does not

          amount to defect of substantial nature. The concerned returning

          officer as well as the Election Commission of India have

          considered the complaint of the election petitioner and the




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 13



          affidavit of the first respondent was accepted.                                 As such, the

          ground that the result of the election insofar as it concerns the

          returned candidate has been materially affected by improper

          acceptance of the affidavit is ill-conceived and, therefore, the

          election petitioner has not come to the Court with clean hands.


          19.                 The learned counsel submitted that while alleging

          material facts, material particulars ought to have been set out by

          which the result of the election has been affected and it shall be

          specifically pleaded how the alleged disclosure or non-disclosure

          of any particulars would have affected the votes secured by the

          first respondent and the prejudice caused.


          20.                 The learned counsel for the first respondent argued

          that the election petitioner has failed to plead the primary or basic

          facts which are necessary to prove the cause of action also

          known as material facts for filing the present election petition. All

          the pleadings made in the election petition are vague,

          inconsistent and simply creating an illusion to mislead the Court

          to make believe that there exist a cause of action.


          21.                 The learned counsel next submitted that it is

          mandatory to enclose in the election petition, affidavit under

          Form-25, if the allegation is with regard to corrupt practice, which

          the election petitioner has failed to do so and even after the said




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 14



          issue is being raised, till date no affidavit in Form-25 has been

          submitted, which inadvertently means that either the foundation

          of election petition is not within the corrupt practice as envisaged

          under Section 123 of the RP Act or the election petitioner has no

          material evidence to submit affidavit under Form-25.


          22.                 The learned counsel then submitted that as regards

          violation of the Model Code of Conduct alleged by the election

          petitioner, the same are not triable issue and cannot be a subject

          matter of trial, as there is no violation of the Model Code of

          Conduct.           The allegation that the supporters of the first

          respondent have casted votes of persons who were expired is

          presumed to be true for the moment, then as there was no

          objection from the election agent of the election petitioner and

          other candidates is self-explanatory and that the said allegation

          against the first respondent is completely false. There is no

          record or report of such incident.


          23.                 With regard to the acceptance of the nomination

          paper of the first respondent, the learned counsel for the first

          respondent argued that when the returning officer expressly

          accepted the nomination paper there being no defect of

          substantial character, without challenging and setting aside the

          decision of the returning officer and that of the Election




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 15



          Commission of India, the election petition is devoid of merit. The

          ground taken by the election petitioner that the result of the

          election insofar as it concerns the returned candidate has been

          materially affected by improper acceptance of the affidavit is ill-

          conceived and, as such, the election petitioner has not come with

          clean hands.


          24.                 Finally, the learned counsel submitted that there is

          no cause of action in filing the election petition, as the allegations

          are wild allegations calling for roving inquiry by this Court and

          none of the incident narrated can be a cause of action for filing

          the election petition. In support, the learned counsel for the first

          respondent placed reliance upon the following decisions:

                              (i)         Ram Sukh v. Dinesh Aggarwal, (2009)
                                          10 SCC 541. (7, 9, 10, 11 to 14, 17, 20)
                              (ii)        Mangani Lal Mandal v. Bishu Deo
                                          Bhandari,           (2012)           3    SCC         314.
                                          (3,4,9,10,11)
                              (iii)       Ananga Uday Singh Deo v. Ranga
                                          Nath Mishra and others, (2002) 1 SCC
                                          499. (15,23,26,30,32,33,34 and 54)
                              (iv)        Jaipal Singh v. Sumitra Mahajan and
                                          another, (2004) 4 SCC 522. (2,3,9 and
                                          11)
                              (v)         Ishwardas Rohani v. Alok Mishra and
                                          others,          (2012)          7       SCC          309.
                                          (5,8,21,22,29 and 57)




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 16



                              (vi)        Order of the Allahabad High Court
                                          dated 12.09.2022 passed in Election
                                          Petition No.10 of 2017. (7,9,10)
                              (vii)       Order of the Allahabad High Court
                                          dated 29.7.1981 passed in Election
                                          Petition No.11 of 1980. (3 to 5, 12, 13,
                                          14, 16 to 19, 45, 46, 47, 48)
                              (viii)      Order of the Madras High Court dated
                                          17.3.2022 passed in O.A.No.764 of
                                          2021 in Election Petition No.8 of 2021.


          25.                 The learned counsel for the election petitioner

          submitted that the election petitioner has specifically pleaded in

          the election petition by giving reference which would materially

          affected the election of the first respondent and that the

          circumstances narrated in the election petition can strengthen

          the case of the election petitioner. The learned counsel would

          submit that the first respondent himself admitted in the reply

          objection filed in MC (El.Petn.) No.9 of 2022 that this Court

          should not reject the election petition.


          26.                 The learned counsel further submitted that the

          information sought were well furnished in the relevant Columns

          in Form-26 affidavit. The allegations in MC (El.Petn.) No.9 of

          2022 are mere assumptions and illusive skepticism of the first

          respondent and merely alleging without any material facts which




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 17



          the first respondent relies is abuse of the process of law and

          wasting the valuable time of this Court.


          27.                 The learned counsel urged that the election petition

          cannot be rejected without trial. If it discloses the cause of action,

          the election petition cannot be rejected. According to the learned

          counsel, the application under Order 7, Rule 11 CPC must be

          considered within four corners of the election petition. Since the

          election petitioner has shown the cause of action to file the

          election petition, the learned counsel prayed for dismissal of MC

          (El.Petn.) Nos.9 of 2022 and 122 of 2022.                                      To fortify his

          submissions, the learned counsel for the election petitioner

          placed reliance upon the following decisions:

                              (i)     D.Ramachandran                  v.     R.V.Janakiraman,
                                      (1999) 3 SCC 267.
                              (ii)    P.V.Guru           Raj      Reddy         v.    P.Neeradha
                                      Reddy, (2015) 8 SCC 331.
                              (iii) Srihari Numandas Totala v. Hemant Vithal
                                      Kamat, (2021) 9 SCC 99.
                              (iv) R.K.Imo Singh v. Dr.Khwarikpam Loken
                                      Singh, 2017 SCC OnLine Mani 127.


          28.                 The second respondent contended that whatsoever

          big, the election petitioner, being a candidate contesting for the

          seat, has to follow Rule 4-A and Rule 94A of the Conduct of

          Election Rules, 1961. The election petitioner being former Law




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 18



          Minister of Manipur, former Minister and MLA for 32 years is

          drawing pension of being an Ex-MLA. According to the second

          respondent,            Form-25          affidavit        sworn        before        the      Oath

          Commissioner has to be filed along with the election petition or

          the Election Recrimination Petition. Though the petitions were

          having affidavits and verifications, the defect of non-availability of

          sworn Form-25 affidavit has to be cured by filing sworn Form-25

          affidavit.


          29.                 The second respondent argued that defective

          sworn Form-26 affidavit is the activities of misleading the voters

          rendering corrupt practices, including undue influence and

          personation adversely affecting the election.                                    Referring to

          Section 123(2), the second respondent submitted that the

          election petition and the Election Recrimination Petition are to be

          accompanied with Form-25 affidavit.                                  Since the election

          petitioner and the first respondent are reluctant to file Form-25,

          the election petition and the Election Recrimination Petition No.5

          of 2022 are liable to be declared as null and void.


          30.                 According to the second respondent, the third

          respondent            Karam          Nabakishor             Singh        has        also       filed

          false/defective Form-26 affidavit along with the nomination

          papers to the returning officer of 20-Langthabal Assembly




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 19



          Constituency. The activities of deliberate and intentional filing of

          the defective Form-26 affidavit with many blank spaces,

          concealment of material particulars, information and the false

          statements are the activities of corrupt practices rendering undue

          influence and personation at the election adversely affecting the

          election.


          31.                 The second respondent submitted that the Election

          Recrimination Petition of the first respondent and the main

          election petition are to be accompanied with Form-25 affidavits.

          However, the Form-25 affidavits were not filed. This is not a case

          where the filing of an affidavit in form Form-25 would grant an

          opportunity for embellishment as is sought to be urged by the first

          respondent.


          32.                 The second respondent urged that since the

          Election Recrimination Petition and the election petition are not

          having reliable cause of action, both the petitions are liable to be

          dismissed. In support, the second respondent has placed

          reliance upon the decision of the Hon'ble Apex Court in the case

          of A.Manju v. Prajwal Revanna @ Prajwal R and others, Civil

          Appeal No.1774 of 2020, decided on 13.12.2001.


          33.                 This Court considered the rival submissions and

          also perused the materials available on record.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 20



          34.                 The grievance of the respondents 1 and 2 is that the

          election petition is liable to be rejected on the ground that it does

          not disclose the cause of action in terms of the relevant

          provisions of the Code of Civil Procedure as well as the

          provisions of the RP Act.                   Additionally, the second respondent

          contends that the Election Recrimination Petition No.5 of 2022

          filed by the first respondent lacks cause of action and, therefore,

          the said petition is also liable to rejected.


          35.                 On the other hand, the election petitioner contended

          that the cause of action for filing the election petition has been

          substantially disclosed in the election petition and, in fact, the

          election petitioner has categorically stated non-disclosure of

          information or income information while filing the nomination

          paper along with Form-26 affidavit, which amounts to corrupt

          practice under Section 123 of the RP Act as held by the Hon'ble

          Apex Court in a catena of judgments.


          36.                 The first respondent filed M.C.(El. Petn.) No.9 of

          2022 under Order 7, Rule 11(a) of CPC praying to reject Election

          Petition No.7 of 2022.                  Similarly, the second respondent filed

          M.C.(El. Petn.) No.122 of 2022 under Order 7, Rule 11(a) CPC

          praying to reject the election petition on the ground that

          acceptance of the nomination papers of the first respondent, the




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 21



          election petitioner and the third respondent by the returning

          officer is improper. The second respondent also seeking to reject

          Election Recrimination Petition No.5 of 2022 filed by the first

          respondent alleging that the first respondent has failed to file nor

          cured the defect by filing of Form-25 affidavits during the long

          period of 102 days after filing of the Election Recrimination

          Petition No.5 of 2022.


          37.                 The election petitioner assails the election of the

          first respondent from 20-Langthabal Assembly Constituency in

          the 12th Manipur Legislative Assembly Election, 2022 on the

          ground of non-disclosure of criminal antecedent; non-disclosure

          of details of immovable properties belonging to the first

          respondent;            wrong         information            about        the       educational

          qualification. The election petitioner also alleged that one of the

          associate of the first respondent namely Thiyam Budhibanta

          Singh with the help of one Laishram Bikramjit Singh, Police

          Officer, Leader of Imphal West, Commando Gypsy No.4,

          distributed money in 20/11 Polling Station on 26.2.2022 just two

          days before the polling day and the said person had also

          threatened the electorates in Narankonjil and Haoreibi area by

          representing himself to be a member of the insurgent group. The

          election petitioner also alleged that the first respondent's son and

          his workers have beaten one Laishram Giri Singh and interrupted




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 22



          the election at Polling Station Noi.20/18 on 28.2.2022 and they

          have also interrupted the polling at Polling Station Nos.20/6 and

          20/34. In this regard, a police complaint was also lodged on

          3.3.2022. In violation of Model Code of Conduct and executed

          works of road construction at (i) Langthabal Kunja NH-102 to

          Mari Longbi; (ii) Langthabai Kunja Mari Longbi to Little Rose

          Heinoumakhong and (iii) Lilong Hiyang Road and that the first

          respondent by illegal means impersonated/proxy voting had

          casted votes of the persons who have expired and persons who

          have been out of station on the day of voting, which would

          amount to commission of corrupt practice.


          38.                 According to the election petitioner, the improper

          acceptance of the nomination by the returning officer despite

          objection from the side of the election petitioner and the non-

          compliance of the provisions of applicable laws by the first

          respondent while filing the nomination, the election of the first

          respondent from 20-Langthabal Assembly Constituency is to be

          declared as void.


          39.                 The respondents 1 and 2 have vehemently opposed

          the election petition. The parties have also exchanged their

          pleadings. As stated supra, resisting MC (El.Petn.) No.9 of 2022

          filed by the first respondent, the second respondent filed his




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 23



          objections, wherein in paragraph 3(ii), the second respondent

          stated as under:

                           "ii. That with respect to Para no.2, deponent
                           humbly urges the Hon'ble High Court to
                           adduce the facts and evidences of the
                           election case and should not be rejected at
                           the threshold and the returned candidate
                           (Karam Shyam) should necessarily be made
                           to undergo the process of trial to prove the
                           facts and evidences of the election case.
                           The law points mentioned in para 2 is not
                           applicable in this Election Petition no.7 of
                           2022 as there are many law points under
                           which        the      returned          candidate          (Karam
                           Shyam) should necessarily be made to
                           undergo the process of trial to prove the
                           evidences of facts and circumstances of the
                           election case."


          40.                 Contrary to the aforesaid stand taken in the

          objection to MC (El. Petn.) No.9 of 2022, the second respondent

          filed MC (El. Petn.) No.122 of 2022 seeking to reject the election

          petition. Such an approach adopted by the second respondent

          is not appreciable, as he has taken the plea that returning officer

          of 20-Langthabal Assembly Constituency had accepted the

          nomination of the first respondent improperly. The specific plea

          taken by the second respondent in MC (El.Petn.) No.9 of 2022 is




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 24



          that the defect is in the meaning of defect of substantial character

          and the nomination of Karam Shyam (first respondent) ought to

          have been rejected by the returning officer taking into

          consideration of with the fake mentioning of his educational

          qualification. The election of the returned candidate should be

          declared as null and void under Section 100(1)(d)(i) of the RP

          Act. Thus, it is crystal clear from the plea of the second

          respondent that the election petition should not be rejected at the

          threshold and allow the election petitioner to pursue the election

          petition and the returned candidate (first respondent) should

          necessarily be made to undergo the process of trial to prove the

          evidence of facts and circumstances of the case.


          41.                 Placing reliance upon the decisions cited supra, the

          learned counsel for the first respondent submitted that an

          election petition is based on the rights, which are purely the

          creature of a statute, and if the statute renders any particular

          requirement mandatory, the Court cannot exercise dispensing

          powers to waive non-compliance and for the purpose of

          considering a preliminary objection as to the maintainability of the

          election petition, the averments in the election petition should be

          assumed to be true and the Court has to find out whether these

          averments disclose a cause of action or a triable issue as such;

          that all material facts in accordance with the provisions of the RP




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 25



          Act have to be set out in the election petition. If the material facts

          are not stated in the election petition as per the provisions of the

          RP Act read with Order 7, Rule 11(a) CPC, the election petition

          can be summarily dismissed.


          42.                 In Ram Sukh, supra, relied upon by the learned

          counsel for the first respondent, the Hon'ble Supreme Court held:


                              "7. Relying on the Handbook for Returning
                              Officers            issued         by       the        Election
                              Commission of India for the guidance of the
                              Returning Officers in the conduct of
                              elections, learned counsel submitted that
                              the instructions so issued are binding on
                              the Returning Officers and, therefore,
                              having obtained the specimen signatures
                              of the appellant and his election agent, it
                              was obligatory on the part of the Returning
                              Officer        to     circulate         these       specimen
                              signatures to all the Presiding Officers in
                              the prescribed pro forma in terms of Para
                              12 of Chapter VII of the said Handbook. It
                              was contended that this omission on the
                              part of the Returning Officer had materially
                              affected the election result. However, the
                              learned counsel fairly conceded that since
                              the election petitioner did not file the
                              affidavit as required under the proviso to
                              sub-section (1) of Section 83 of the Act, he
                              was not pressing the ground pertaining to




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 26



                              corrupt practice. Therefore, the issue
                              surviving for consideration is only in
                              relation to the alleged violation of Section
                              100(1)(d)(iv) of the Act.
                       .....
                            9. In this backdrop, we may now turn to the
                       procedural provisions in the Act insofar as they
                       are relevant for our purpose:
                            "81. Presentation               of     petitions.--(1)            An
                       election petition calling in question any election
                       may be presented on one or more of the
                       grounds specified in sub-section (1) of Section
                       100 and Section 101 to the High Court by any
                       candidate at such election or any elector within
                       forty-five days from, but not earlier than the date
                       of election of the returned candidate or if there
                       are more than one returned candidates at the
                       election and the dates of their election are
                       different, the later of those two dates.
                            Explanation.--In this sub-section, 'elector'
                       means a person who was entitled to vote at the
                       election to which the election petition relates,
                       whether he has voted at such election or not.
                                                          ***
                            (3)      Every        election         petition       shall       be
                       accompanied by as many copies thereof as
                       there are respondents mentioned in the petition,
                       and every such copy shall be attested by the
                       petitioner under his own signature to be a true
                       copy of the petition.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 27



                                                          ***
                            83. Contents of petition.--(1) An election
                       petition--
                            (a) shall contain a concise statement of the
                       material facts on which the petitioner relies;
                            (b) shall set forth full particulars of any
                       corrupt practice that the petitioner alleges,
                       including as full a statement as possible of the
                       names of the parties alleged to have committed
                       such corrupt practice and the date and place of
                       the commission of each such practice; and
                            (c) shall be signed by the petitioner and
                       verified in the manner laid down in the Code of
                       Civil Procedure, 1908 (5 of 1908) for the
                       verification of pleadings:
                            Provided that where the petitioner alleges
                       any corrupt practice, the petition shall also be
                       accompanied by an affidavit in the prescribed
                       form in support of the allegation of such corrupt
                       practice and the particulars thereof.
                            (2) Any schedule or annexure to the petition
                       shall also be signed by the petitioner and
                       verified in the same manner as the petition.
                                                          ***
                            86. Trial of election petitions.--(1) The High
                       Court shall dismiss an election petition which
                       does not comply with the provisions of Section
                       81 or Section 82 or Section 117.
                            Explanation.--An order of the High Court
                       dismissing an election petition under this sub-




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 28



                       section shall be deemed to be an order made
                       under clause (a) of Section 98.
                            (2) As soon as may be after an election
                       petition has been presented to the High Court,
                       it shall be referred to the Judge or one of the
                       Judges who has or have been assigned by the
                       Chief Justice for the trial of election petitions
                       under sub-section (2) of Section 80-A.
                            (3) Where more election petitions than one
                       are presented to the High Court in respect of the
                       same election, all of them shall be referred for
                       trial to the same Judge who may, in his
                       discretion, try them separately or in one or more
                       groups.
                            (4) Any candidate not already a respondent
                       shall, upon application made by him to the High
                       Court within fourteen days from the date of
                       commencement of the trial and subject to any
                       order as to security for costs which may be
                       made by the High Court, be entitled to be joined
                       as a respondent.
                            Explanation.--For the purposes of this sub-
                       section and of Section 97, the trial of a petition
                       shall be deemed to commence on the date fixed
                       for the respondents to appear before the High
                       Court and answer the claim or claims made in
                       the petition.
                            (5) The High Court may, upon such terms as
                       to costs and otherwise as it may deem fit, allow
                       the particulars of any corrupt practice alleged in




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 29



                       the petition to be amended or amplified in such
                       manner as may in its opinion be necessary for
                       ensuring a fair and effective trial of the petition,
                       but shall not allow any amendment of the
                       petition which will have the effect of introducing
                       particulars of a corrupt practice not previously
                       alleged in the petition.
                            (6) The trial of an election petition shall, so
                       far as is practicable consistently with the
                       interests of justice in respect of the trial, be
                       continued from day to day until its conclusion,
                       unless the High Court finds the adjournment of
                       the trial beyond the following day to be
                       necessary for reasons to be recorded.
                            (7) Every election petition shall be tried as
                       expeditiously as possible and endeavour shall
                       be made to conclude the trial within six months
                       from the date on which the election petition is
                       presented to the High Court for trial.
                            87. Procedure before the High Court.--(1)
                       Subject to the provisions of this Act and of any
                       rules made thereunder, every election petition
                       shall be tried by the High Court, as nearly as
                       may be, in accordance with the procedure
                       applicable under the Code of Civil Procedure,
                       1908 (5 of 1908) to the trial of suits:
                            Provided that the High Court shall have the
                       discretion to refuse, for reasons to be recorded
                       in writing, to examine any witness or witnesses
                       if it is of the opinion that the evidence of such




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 30



                       witness or witnesses is not material for the
                       decision of the petition or that the party
                       tendering such witness or witnesses is doing so
                       on frivolous grounds or with a view to delay the
                       proceedings.
                            (2) The provisions of the Indian Evidence
                       Act, 1872 (1 of 1872), shall, subject to the
                       provisions of this Act, be deemed to apply in all
                       respects to the trial of an election petition."
                       From the aforequoted provisions, it would
                       appear that Section 81 enables a petitioner to
                       call in question any election on one or more of
                       the grounds specified in sub-section (1) of
                       Section 100 of the Act.
                              10. Section 83, the pivotal provision for the
                       present case, requires that: (a) the election
                       petition must contain a concise statement of
                       "material facts" on which the petitioner relies
                       and (b) he should also set forth "full particulars"
                       of any corrupt practices which the petitioner
                       alleges. Proviso to clause (c) of sub-section (1)
                       of Section 83 also provides that where the
                       petitioner alleges any corrupt practice, the
                       election petition shall also be accompanied by
                       an affidavit in the prescribed form in support of
                       the allegation of such corrupt practice and the
                       particulars         thereof.        It    is     plain      that      the
                       requirement of disclosure of "material facts" and
                       "full particulars" as stipulated in the section is
                       mandatory.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 31



                                 11. Section 86 mandates that where the
                       election petition does not comply with the
                       provisions of Section 81 or Section 82 or
                       Section 117 of the Act, the High Court should
                       dismiss the election petition. Section 87 which
                       lays down the procedure required to be followed
                       by the High Court while trying an election
                       petition, requires that every election petition
                       shall be tried, as nearly as may be, in
                       accordance with the procedure applicable
                       under the Code to the trial of the suits, subject
                       of course to the provisions of the Act and of any
                       requirement made thereunder.
                                 12. It is evident that the controversy in
                       this appeal lies in a narrow compass. It revolves
                       around the ambit of Section 83 of the Act. The
                       point for consideration is whether the election
                       petition lacked "material facts" required to be
                       stated in the election petition in terms of Section
                       83(1) of the Act and if so, could it be dismissed
                       summarily without trial? As already noted, it is
                       mandatory that all "material facts" are set out in
                       an election petition and it is also trite that if
                       material facts are not stated in the petition, the
                       same is liable to be dismissed on that ground
                       alone. Therefore, the question is as to whether
                       the election petitioner had set out "material
                       facts" in his petition?
                                 13. The phrase "material facts" has
                       neither been defined in the Act nor in the Code
                       and, therefore, it has been understood by the




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 32



                       courts in general terms to mean the entire
                       bundle of facts which would constitute a
                       complete cause of action. In other words,
                       "material facts" are facts upon which the
                       plaintiff's cause of action or the defendant's
                       defence depends. (See Mahadeorao Sukaji
                       Shivankar v. Ramaratan Bapu [(2004) 7 SCC
                       181] .) Broadly speaking, all primary or basic
                       facts which are necessary either to prove the
                       cause of action by the plaintiff or defence by the
                       defendant are "material facts". Material facts
                       are facts which, if established, would give the
                       petitioner the relief asked for. But again, what
                       could be said to be material facts would depend
                       upon the facts of each case and no rule of
                       universal application can be laid down.
                            14. The requirement in an election petition
                       as to the statement of material facts and the
                       consequences of lack of such disclosure with
                       reference to Sections 81, 83 and 86 of the Act
                       came up for consideration before a three-Judge
                       Bench           of      this       Court          in Samant            N.
                       Balkrishna v. George Fernandez [(1969) 3 SCC
                       238] . Speaking for the three-Judge Bench, M.
                       Hidayatullah, C.J., inter alia, laid down that:
                            (i) Section 83 of the Act is mandatory and
                       requires first a concise statement of material
                       facts and then the fullest possible particulars;




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 33



                            (ii) omission of even a single material fact
                       leads to an incomplete cause of action and
                       statement of claim becomes bad;
                            (iii) the function of particulars is to present in
                       full a picture of the cause of action and to make
                       the opposite party understand the case he will
                       have to meet;
                            (iv) material facts and particulars are distinct
                       matters--material facts will mention statements
                       of fact and particulars will set out the names of
                       persons with date, time and place; and
                            (v) in stating the material facts it will not do
                       merely to quote the words of the section
                       because then the efficacy of the material facts
                       will be lost.
                            .........
                            17. Now,           before        examining            the      rival
                       submissions in the light of the aforestated legal
                       position, it would be expedient to deal with
                       another submission of the learned counsel for
                       the appellant that the High Court should not
                       have exercised its power either under Order 6
                       Rule 16 or Order 7 Rule 11 of the Code to reject
                       the election petition at the threshold. The
                       argument is twofold viz.:
                            (i) that even if the election petition was liable
                       to be dismissed ultimately, it should have been
                       dismissed only after affording an opportunity to
                       the election petitioner to adduce evidence in
                       support of his allegation in the petition, and




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 34



                            (ii) since Section 83 does not find a place in
                       Section 86 of the Act, rejection of the petition at
                       the threshold would amount to reading into sub-
                       section (1) of Section 86 an additional ground.
                       In our opinion, both the contentions are
                       misconceived and untenable.
                              ..........
                              20. The issue was again dealt with by this
                       Court in Azhar Hussain v. Rajiv Gandhi [1986
                       Supp        SCC         315]       .   Referring          to     earlier
                       pronouncements of this Court in Samant N.
                       Balkrishna [(1969) 3 SCC 238] and Udhav
                       Singh v. Madhav Rao Scindia [(1977) 1 SCC
                       511] wherein it was observed that the omission
                       of a single material fact would lead to
                       incomplete cause of action and that an election
                       petition without the material facts is not an
                       election petition at all, the Bench in Azhar
                       Hussain case [1986 Supp SCC 315] held that
                       all the facts which are essential to clothe the
                       petition with complete cause of action must be
                       pleaded and omission of even a single material
                       fact would amount to disobedience of the
                       mandate of Section 83(1)(a) of the Act and an
                       election petition can be and must be dismissed
                       if it suffers from any such vice."



          43.                 In Mangani Lal Mandal, supra, the Hon'ble

          Supreme Court held:




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 35



                              "3. The respondent, Bishnu Deo Bhandari,
                       a voter (hereinafter referred to as "the election
                       petitioner"), challenged the election of the
                       returned candidate by filing the election petition
                       before the Patna High Court. The election
                       petitioner alleged that the returned candidate
                       suppressed the facts in the affidavit that he filed
                       along with his nomination papers that he had
                       two wives and the dependent children by
                       marriage with his first wife. He did not disclose
                       the assets and liabilities of his first wife and the
                       dependent children born from that wedlock. The
                       challenge to the election of the returned
                       candidate            was        brought          under         Section
                       100(1)(d)(iv) of the 1951 Act and it was prayed
                       that the election of the returned candidate be
                       declared to be void.
                              4. The returned candidate traversed the
                       averments made by the election petitioner and
                       also raised diverse objections, inter alia, that the
                       election petition did not disclose any cause of
                       action nor it contained the concise statement of
                       material facts.
                            ........
                            9. Section 100 of the 1951 Act provides for
                       grounds for declaring election to be void. As we
                       are concerned with Section 100(1)(d)(iv), the
                       same is reproduced which reads as under:




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 36



                            "100.Grounds for declaring election to be
                       void.--(1) Subject to the provisions of sub-
                       section (2) if the High Court is of opinion--
                            (a)-(c)***
                            (d) that the result of the election, insofar as
                       it concerns a returned candidate, has been
                       materially affected--
                            (i)-(iii)***
                            (iv)     by     any       non-compliance               with      the
                       provisions of the Constitution or of this Act or
                       any rules or orders made under this Act,
                       the High Court shall declare the election of the
                       returned candidate to be void."
                              10. A reading of the above provision with
                       Section 83 of the 1951 Act leaves no manner of
                       doubt that where a returned candidate is
                       alleged to be guilty of non-compliance with the
                       provisions of the Constitution or the 1951 Act or
                       any rules or orders made thereunder and his
                       election is sought to be declared void on such
                       ground, it is essential for the election petitioner
                       to aver by pleading material facts that the result
                       of the election insofar as it concerned the
                       returned candidate has been materially affected
                       by such breach or non-observance. If the
                       election petition goes to trial then the election
                       petitioner has also to prove the charge of
                       breach or non-compliance as well as establish
                       that the result of the election has been
                       materially affected. It is only on the basis of




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 37



                       such pleading and proof that the Court may be
                       in a position to form opinion and record a finding
                       that      breach        or     non-compliance               with      the
                       provisions of the Constitution or the 1951 Act or
                       any rules or orders made thereunder has
                       materially affected the result of the election
                       before the election of the returned candidate
                       could be declared void.
                              11. A mere non-compliance or breach of
                       the Constitution or the statutory provisions
                       noticed above, by itself, does not result in
                       invalidating the election of a returned candidate
                       under Section 100(1)(d)(iv). The sine qua non
                       for declaring the election of a returned
                       candidate to be void on the ground under clause
                       (iv) of Section 100(1)(d) is further proof of the
                       fact that such breach or non-observance has
                       resulted in materially affecting the result of the
                       returned candidate. In other words, the violation
                       or      breach         or     non-observation               or      non-
                       compliance            with       the      provisions           of     the
                       Constitution or the 1951 Act or the rules or the
                       orders made thereunder, by itself, does not
                       render the election of a returned candidate void
                       Section 100(1)(d)(iv). For the election petitioner
                       to succeed on such ground viz. Section
                       100(1)(d)(iv), he has not only to plead and prove
                       the ground but also that the result of the election
                       insofar as it concerned the returned candidate
                       has been materially affected. The view that we
                       have taken finds support from the three




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 38



                       decisions           of      this      Court         in:      (1) Jabar
                       Singh v. Genda Lal [AIR 1964 SC 1200 : (1964)
                       6 SCR 54]; (2) L.R. Shivaramagowda v. T.M.
                       Chandrashekar [(1999)                    1    SCC         666];      and
                       (3) Uma                  Ballav              Rath v. Maheshwar
                       Mohanty [(1999) 3 SCC 357]."



          44.                 In Ananga Uday Singh Deo, supra, the Hon'ble

          Supreme Court held:


                              "15. Manmath Nath Das, Respondent 3, in
                       his written statement raised the preliminary
                       objection         regarding          maintainability           of     the
                       election petition and stated that the appellant
                       had no cause of action to file the petition. That
                       the election petition was bad for non-joinder of
                       necessary parties. The allegations regarding
                       presence of Janaki Ballave Patnaik and
                       Respondent 1, in the office of the Chief Minister
                       inside the Assembly premises to compel each
                       and every Member of the Orissa Legislative
                       Assembly for casting their votes as per the
                       instruction of the Chief Minister and the
                       allegation of written tokens given by the Chief
                       Minister indicating the preferences to be
                       endorsed in the ballot papers were denied. It
                       was prayed that the appellant be put to strict
                       proof thereof. With regard to transfer of votes in
                       his favour, Respondent 3 stated that the same
                       was done in accordance with the Rules and the




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 39



                       declaration of result consequent upon such
                       transfer of votes was in accordance with law.
                                 .......
                                 23. Under Issues 1 and 4 the only point
                       to be considered is whether the appellant had
                       disclosed           material          facts       and        "material
                       particulars" of the corrupt practice indulged in by
                       Respondent 1 in securing the votes and if not
                       so to what effect. Insofar as the other grounds
                       of challenge to the election of Respondent 1 are
                       concerned, the same have not been pressed in
                       this case and left open for some future case.
                       Insofar as the procedure adopted in counting of
                       votes, the same would be discussed under
                       Issue 5.
                                 .......
                                 26. This section provides that the petition
                       shall contain a concise statement of the material
                       facts and set forth full particulars of any corrupt
                       practice that the petitioner alleges including as
                       full a statement as possible of the names of the
                       parties alleged to have committed such practice
                       and the date and place of the commission of
                       such corrupt practice. It has to be verified in the
                       manner laid down in the Code of Civil
                       Procedure and wherever the election petitioner
                       alleges any corrupt practice the petition shall
                       also have to be accompanied by an affidavit in
                       the prescribed form in support of the allegation
                       of such corrupt practice and particulars thereof.
                       In the petition the particulars of the corrupt




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 40



                       practice of the allegation made, the names of
                       the parties alleged to have committed such
                       corrupt practice, the date and place of
                       commission of corrupt practice have not been
                       given.
                                 ......
                                 30. This            Court          in Ram            Sharan
                       Yadav v. Thakur                       Muneshwar                    Nath
                       Singh [(1984) 4 SCC 649] has taken the view
                       that the charge of a corrupt practice is in the
                       nature of a criminal charge which if proved,
                       entails a very heavy penalty in the form of
                       disqualification. Therefore, a very cautious
                       approach must be made in order to prove the
                       charge of undue influence levelled by the
                       defeated candidate. It is for the party who sets
                       up the plea of "undue influence" to prove it to
                       the hilt beyond reasonable doubt and the
                       manner of proof should be the same as for an
                       offence in a criminal case.
                                 ........
                            32. To the same effect is another judgment
                       of      this      Court        in Quamarul             Islam v. S.K.
                       Kanta [1994 Supp (3) SCC 5] . After observing
                       that      there       is     an      increase         of     electoral
                       malpractices and the courts owe a duty to the
                       nation to see that such objectionable assaults
                       wounding the purity of elections during the
                       election propaganda are not allowed to go
                       unpunished it was held that:




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 41



                            "The maintenance of purity of elections is
                       indeed essential but the court must be clear in
                       its approach and appreciate that the proof of
                       commission of corrupt practices must be clear,
                       cogent, specific and reliable as the charge of a
                       corrupt practice is almost like a criminal charge
                       and the one who brings forth that charge has
                       the obligation to discharge the onus of proof by
                       leading reliable, trustworthy and satisfactory
                       evidence. Election cannot be set aside on mere
                       probabilities but only if the allegations of the
                       corrupt practice, as alleged in the petition, are
                       satisfactorily proved, which in the instant case
                       is found hopelessly wanting. In this case the
                       pleadings are so vague and the evidence so
                       scanty, unsatisfactory and unreliable, besides
                       being partly inadmissible, that it is not possible
                       to connect the appellant, the returned candidate
                       or his election agent with any of the corrupt
                       practices alleged in the petition. The High Court
                       before invalidating the election and upsetting
                       the verdict of the electorate, in its zeal to
                       maintain purity of elections, ignored not only the
                       defects in the pleadings in the election petition
                       but also failed to analyse the evidence in its
                       proper perspective and even relied upon such
                       evidence as is not admissible in law. It has been
                       informed that the High Court has not framed any
                       rule for trial of the election petitions. If that be so
                       the Chief Justice of the High Court is requested




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 42



                       to look into it and frame rules for proper trial of
                       election petitions."
                                 33. In a recent decision this Court in V.
                       Narayanaswamy v. C.P.
                       Thirunavukkarasu [(2000) 2 SCC 294] after
                       analysing the entire case-law on the subject has
                       held that exercise of undue influence is also
                       deemed to be a corrupt practice. Under sub-
                       section (2) of Section 123 "undue influence"
                       means 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.
                       "Material         facts" and            "material        particulars"
                       certainly connote two different things. Material
                       facts are those facts which constitute the cause
                       of action. In a petition based on the allegation of
                       corrupt practices the cause of action cannot be
                       equated with the cause of action as is normally
                       understood because of the consequences that
                       follow in a petition based on the allegations of
                       corrupt practices. An election petition seeking a
                       challenge to the election of a candidate on the
                       allegation of corrupt practices is a serious
                       matter; if proved, not only does the candidate
                       suffer ignominy, he also suffers disqualification
                       from standing for election for a period that may
                       extend to six years.
                            34. The Court summed up: (SCC pp. 316-
                       17, para 23)




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 43



                       "23. It will be thus seen that an election petition
                       is based on the rights, which are purely the
                       creature of a statute, and if the statute renders
                       any particular requirement mandatory, the court
                       cannot exercise dispensing powers to waive
                       non-compliance. For the purpose of considering
                       a preliminary objection as to the maintainability
                       of the election petition the averments in the
                       petition should be assumed to be true and the
                       court has to find out whether these averments
                       disclose a cause of action or a triable issue as
                       such. Sections 81, 83(1)(c) and 86 read with
                       Rule 94-A of the Rules and Form 25 are to be
                       read conjointly as an integral scheme. When so
                       read if the court finds non-compliance it has to
                       uphold the preliminary objection and has no
                       option except to dismiss the petition. There is
                       difference between 'material facts' and 'material
                       particulars'. While the failure to plead material
                       facts is fatal to the election petition the absence
                       of material particulars can be cured at a later
                       stage by an appropriate amendment. 'Material
                       facts' mean the entire bundle of facts, which
                       would constitute a complete cause of action and
                       these must be concisely stated in the election
                       petition, i.e., clause (a) of sub-section (1) of
                       Section 83. Then under clause (b) of sub-
                       section (1) of Section 83 the election petition
                       must contain full particulars of any corrupt
                       practice.        These         particulars         are      obviously
                       different from material facts on which the




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 44



                       petition is founded. A petition levelling a charge
                       of corrupt practice is required by law to be
                       supported by an affidavit and the election
                       petitioner is obliged to disclose his source of
                       information in respect of the commission of
                       corrupt practice. He must state which of the
                       allegations are true to his knowledge and which
                       to his belief on information received and
                       believed by him to be true. It is not the form of
                       the affidavit but its substance that matters. To
                       plead corrupt practice as contemplated by law it
                       has to be specifically alleged that the corrupt
                       practices were committed with the consent of
                       the candidate and that a particular electoral
                       right of a person was affected. It cannot be left
                       to time, chance or conjecture for the court to
                       draw inference by adopting an involved process
                       of reasoning. Where the alleged corrupt
                       practice is open to two equal possible
                       inferences the pleadings of corrupt practice
                       must fail. Where several paragraphs of the
                       election petition alleging corrupt practices
                       remain unaffirmed under the verification clause
                       as well as the affidavit, the unsworn allegation
                       could have no legal existence and the court
                       could not take cognizance thereof. Charge of
                       corrupt practice being quasi-criminal in nature
                       the court must always insist on strict compliance
                       with the provisions of law. In such a case it is
                       equally essential that the particulars of the
                       charge of allegations are clearly and precisely




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 45



                       stated in the petition. It is the violation of the
                       provisions of Section 81 of the Act which can
                       attract the application of the doctrine of
                       substantial compliance. The defect of the type
                       provided in Section 83 of the Act on the other
                       hand can be dealt with under the doctrine of
                       curability, on the principles contained in the
                       Code of Civil Procedure. Non-compliance with
                       the provisions of Section 83 may lead to
                       dismissal of the petition if the matter falls within
                       the scope of Order 6 Rule 16 and Order 7 Rule
                       11 of the Code of Civil Procedure. Where
                       neither the verification in the petition nor the
                       affidavit gives any indication of the sources of
                       information of the petitioner as to the facts
                       stated in the petition which are not to his
                       knowledge and the petitioner persists that the
                       verification is correct and the affidavit in the
                       form prescribed does not suffer from any defect
                       the allegations of corrupt practices cannot be
                       enquired and tried at all. In such a case the
                       petition has to be rejected on the threshold for
                       non-compliance with the mandatory provisions
                       of law as to pleadings. It is no part of the duty of
                       the court suo motu even to direct furnishing of
                       better particulars when objection is raised by
                       the other side. Where the petition does not
                       disclose any cause of action it has to be
                       rejected. The court, however, cannot dissect
                       the pleadings into several parts and consider
                       whether each one of them discloses a cause of




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 46



                       action. The petition has to be considered as a
                       whole. There cannot be a partial rejection of the
                       petition."


          45.                 In Jaipal Singh, supra, the Hon'ble Supreme Court

          held:

                              "2. The appellant was a member of the
                       Indian Administrative Service having 40 years'
                       service to his credit and who was 59 1/2 years
                       old. By letter dated 13-3-2002, he sought
                       voluntary retirement under Rule 16(2) of the All
                       India           Services             (Death-cum-Retirement
                       Benefits) Rules, 1958 (hereinafter referred to as
                       "the 1958 Rules") with immediate effect. The
                       appellant was registered as an elector at 535,
                       Halqa No. 62, Mujeggar Plot No. 9-A, Sector 6,
                       Faridabad in the State of Haryana and eligible
                       to contest election to the Rajya Sabha, in which
                       two vacancies had occurred which were to be
                       filled from the State of Haryana. A notification
                       was issued to fill up the two vacancies under
                       which the last date of filing the nomination
                       papers was 14-3-2002, the date of scrutiny was
                       15-3-2002, last date of withdrawal was 18-3-
                       2002 and the date of polling was 27-3-2002.
                       The appellant sought voluntary retirement from
                       service as he wanted to contest the election to
                       the Rajya Sabha. On 15-3-2002, the Returning
                       Officer rejected the nomination papers of the
                       appellant on the ground that Rule 16 of the 1958




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 47



                       Rules warranted giving three months' previous
                       notice to the appointing authority and since the
                       said period had not elapsed on the date of
                       scrutiny the appellant was holding the office of
                       profit on that day and, therefore, stood
                       disqualified under Article 102(1)(c) of the
                       Constitution. On 18-3-2002, election results
                       were announced, since there was no contest
                       after rejection of the nomination papers
                       submitted by the appellant. Aggrieved, the
                       appellant filed Election Petition No. 27 of 2002
                       in the High Court on the ground that his
                       nomination papers had been wrongly rejected
                       by the Returning Officer. In the election petition,
                       he stated that on completion of 40 years of
                       service and on attaining the age of 59 1/2 years,
                       he was eligible to seek voluntary retirement
                       under the 1958 Rules; that he had applied for
                       the same through proper channel on 13-3-2002;
                       that he had also made a request to the
                       appointing authority to waive notice period of
                       three months for seeking voluntary retirement;
                       that he had relinquished the charge on 13-3-
                       2002; and consequently, he was not holding
                       office of profit with the Government on that day
                       and, therefore, he was eligible to seek election
                       to the Rajya Sabha. In the election petition, the
                       appellant further pleaded that his request was
                       duly received by the Government of India,
                       Ministry of Personnel, appointing authority and
                       also by the Government of Haryana at




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 48



                       Chandigarh. He further averred that he sought
                       voluntary retirement on account of illness of his
                       wife and after resigning voluntarily from his
                       post, he had filed nomination papers. He further
                       averred that on the date of the scrutiny, he was
                       present when he brought to the notice of the
                       Returning Officer the factum of his voluntary
                       retirement            but       the        Returning            Officer
                       disregarded the provisions of the 1958 Rules as
                       also the provisions of the All India Services
                       (Conditions of Service -- Residuary Matters)
                       Rules, 1960 (hereinafter referred to as "the
                       1960 Rules") as also the Fundamental Rules,
                       1922. In the election petition, the appellant had
                       alleged that the action of the Returning Officer
                       in rejecting his nomination papers was not
                       justified as the appointing authority has the
                       power under the 1960 Rules to relax the
                       condition and to waive the notice period of three
                       months in the case of an employee who seeks
                       voluntary retirement. He further stated that
                       since his nomination papers were rejected,
                       there was no contest and results were declared
                       on 18-3-2002 when the respondents were
                       declared as members of the Rajya Sabha from
                       the State of Haryana. In the light of the above
                       allegations,          the      appellant         challenged           the
                       elections of the respondents on the ground of
                       improper rejection of his nomination papers.
                       The election petition was scrutinized by the
                       Registry of the High Court, which was found to




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 49



                       have been filed within the period of limitation,
                       and accordingly it was numbered and notices
                       were issued to the respondents who appeared
                       before the High Court on 31-7-2002 through
                       their counsel. A joint written statement was filed
                       by the respondents controverting the averments
                       made by the appellant. A preliminary objection
                       was raised to the effect that the averments
                       contained in the election petition were vague
                       and lacked material facts and particulars, as
                       such, the said petition was liable to be
                       dismissed. In the written statement, the
                       respondent submitted that the petition was
                       liable to be dismissed as the appellant had not
                       disclosed a material fact as to on which date he
                       had        received           communication                 regarding
                       acceptance of his application for voluntary
                       retirement. On merits also, the respondents
                       denied        various         averments           made        by      the
                       appellant.
                                 3. On the above pleadings, a preliminary
                       issue was framed by the High Court -- as to
                       whether the petition lacked in material facts and
                       did not disclose cause of action. By the
                       impugned judgment, the High Court held that
                       Section 83(1)(a) of the said Act mandates that
                       an election petition shall contain a concise
                       statement of material facts on which the
                       petitioner relies; that in the present case, the
                       appellant had failed to aver and plead two
                       material facts viz. that his application for




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 50



                       voluntary retirement was accepted by the
                       appointing authority before the date of scrutiny
                       and that his request for waiver of the notice
                       period of three months was actually accepted.
                       In the absence of disclosure of the above facts,
                       the High Court dismissed the election petition.
                                 ...........
                                 9. As to what is the material fact has to
                       be decided in the present case, in the context of
                       the election petition under the said Act. An
                       election petition is a matter of statutory right. In
                       the petition, the key issue was whether the
                       appellant held an office of profit on the date of
                       scrutiny. For that purpose, the appellant ought
                       to have stated that on 13-3-2002 he had
                       requested for waiver of the notice period; that
                       the appointing authority had received the notice
                       on the specified date and that his request for
                       waiver stood granted on the date of scrutiny and
                       he ceased to be a government servant. These
                       were the material facts which the appellant
                       should have pleaded so that the returned
                       candidates would not be taken by surprise.
                       They were material facts within his knowledge
                       and ought to have been pleaded in the election
                       petition. Lastly, even the letter of the appellant
                       seeking the waiver of the notice period did not
                       form part of the election petition. Hence, the
                       High Court was right in dismissing the election
                       petition for want of material facts.
                                 ........




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 51



                              11. Before concluding, we may state that
                       several judgments were cited by the learned
                       counsel for the appellant on the question as to
                       what constitutes material facts. It is not
                       necessary to discuss the said judgments as the
                       answer depends on the facts of each case. In
                       all the judgments cited on behalf of the
                       appellant, it has been held by this Court that
                       material facts are primary facts disclosing
                       cause of action and such facts have got to be
                       pleaded and failure to do so shall result in
                       rejection of election petition though defect in
                       material particulars can be cured at a later stage
                       by amendment. In the present case, we are
                       concerned with the application of the above law
                       to the facts of this case. Hence, it is not
                       necessary for us to burden this judgment with
                       various authorities cited on behalf of the
                       appellant."


          46.                 In Ishwardas Rohani, supra, the Apex Court held:

                              "5. As far as the application under Order 6
                          Rule 16 CPC is concerned, the High Court
                          observed that non-revision of the voters' list is
                          not a ground set out in Section 100 of the
                          1951 Act for declaring an election to be void.
                          The High Court also observed that violation of
                          the Model Code of Conduct cannot also be
                          treated as a ground for declaring an election
                          to be void.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 52



                                 .........
                                 8. Appearing for the appellant, Ishwardas
                       Rohani, Dr Rajeev Dhavan, learned Senior
                       Advocate, submitted that all the allegations
                       relating to corrupt practice were in respect of
                       periods prior to the date of the Notification of the
                       elections, namely,                 29-10-2008, when the
                       election petitioner, Shri Alok Mishra, was not yet
                       a candidate, nor was the appellant herein. Dr
                       Dhavan pointed out that the elections were
                       notified for Jabalpur Cantonment Legislative
                       Assembly Constituency No. 99 on 29-10-2008.
                       On 3-11-2008 the election petitioner, Mr Alok
                       Mishra, filed his nomination papers and the
                       polling was held on 27-11-2008. The results of
                       the election were thereafter announced on 8-
                       12-2008, in which the appellant was declared to
                       have been elected. Dr Dhavan termed the
                       period between 29-10-2008, when the elections
                       were notified, till 8-12-2008, when the results
                       were declared, as the "active" period, when the
                       conduct of the elected member could be
                       faulted.
                                 ...........
                                 21. Mr Khanna submitted that in Sardar
                       Harcharan Singh Brar case [(2004) 11 SCC
                       196 : AIR 2005 SC 22] , this Court had the
                       occasion to consider the observations made in
                       the decision in Raj Narain v. Indira Nehru
                       Gandhi [(1972) 3 SCC 850] , which, inter alia,
                       laid down that while a corrupt practice has to be




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 53



                       strictly proved, it does not follow that a pleading
                       in the election petition should receive a strict
                       consideration. The charge of corrupt practice in
                       an election petition is a very serious charge and
                       has to be proved. It may or may not be proved.
                       The allegations may be ultimately proved or not
                       proved. But the question for the courts is
                       whether a petitioner should be refused an
                       opportunity to prove his allegations merely
                       because the petition was drafted clumsily.
                                 22. Mr Khanna submitted that it was in
                       such context that it was observed in Raj Narain
                       case [(1972) 3 SCC 850] that opportunity to
                       prove should not be refused and the Court
                       should be reluctant to stay an action on
                       technical grounds. In the said case it was further
                       recorded that "material facts" as referred to in
                       Section 83 of the 1951 Act show that the
                       grounds of corrupt practice and the facts
                       necessary to formulate a complete cause of
                       action, must be stated, but the election petition
                       is not liable to be dismissed in limine because
                       full particulars of the corrupt practices alleged
                       were not set out. If an objection was taken and
                       the Tribunal was of the view that full particulars
                       had not been set out, the petitioner had to be
                       given an opportunity to amend or amplify the
                       particulars. It is only in the event of non-
                       compliance with such order to supply the
                       particulars, that the charge, which remained
                       vague, could be struck down.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 54



                                 ............
                                 29. In the instant case, what has been
                       contended by Dr Dhavan is that in the absence
                       of a cause of action or incomplete cause of
                       action for the election petition on account of the
                       verification thereto not being in conformity with
                       the provisions of Order 6 Rule 15 CPC the
                       election petition was liable to be dismissed.
                       Such submission is not acceptable to me in the
                       light of the decisions in Sardar Harcharan Singh
                       Brar case [(2004) 11 SCC 196 : AIR 2005 SC
                       22] and also in F.A. Sapa case [(1991) 3 SCC
                       375] , despite the fact that in F.A. Sapa
                       case [(1991) 3 SCC 375] it was indicated that if
                       the affidavit of schedule or annexure forms an
                       integral part of the election petition itself, strict
                       compliance would be insisted upon.
                                 ..........
                                 57. The         allegations          in     the     election
                       petition on hand are required to be examined in
                       the light of the principle of law laid down by this
                       Court."


          47.                 It is submitted on behalf of the election petitioner

          that the first respondent has failed to disclose the criminal

          antecedent and the immovable properties and he has disclosed

          the wrong educational qualification in Form-26 affidavit.

          According to the election petitioner, the first respondent had also

          distributed money to the voters. Learned counsel for the election




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                  P a g e | 55



          petitioner         demonstrates              the      non-disclosure              of     criminal

          antecedent, the details of the immovable properties belonging to

          the first respondent, which were not disclosed in Form-26

          affidavit and also wrong mentioning of the educational

          qualification of the first respondent.


          48.                 In reply, the learned counsel for the first respondent

          submitted that the first respondent has specifically furnished the

          details in his Form-26, Part-A, Para 5(ii) qua the pendency of two

          criminal cases. Apart from the above two cases, there is no other

          criminal cases pending against the first respondent. By placing

          reliance upon the decision of the Hon'ble Apex court in the case

          of Resurgence India v. Election Commission of India and

          another, (2014) 14 SCC 189, the learned counsel for the first

          respondent argued that in compliance of the directives issued in

          the said case, the first respondent filled the relevant column as

          "not applicable".


          49.                 The learned counsel for the first respondent further

          submitted that the first respondent had specifically mentioned the

          details in his Form-26 under the head of details of immovable

          assets at residential buildings column regarding the area by way

          of filling up the extent of property followed by filling the column

          whether inherited property as 'no'. In fact, the election petitioner




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 56



          is trying to confuse this Court by interpreting the non-agricultural

          land and residential building as the same when the prescribed

          form of affidavit under Form-26 has specifically made different

          category for both the non-agricultural land and residential

          building and in the record of right maintained by the Revenue

          Department of Manipur, there is no category of non-agricultural

          land and it is either the agricultural or residential building or

          commercial building.


          50.                 The learned counsel for the first respondent further

          submitted that as far as the issue regarding the educational

          qualification raised by the election petitioner is concerned,

          B.Tech (Textile Technology) is an undergraduate Textile

          Engineering course which also need four years to complete. The

          term Engineering and Technology is used as vice-versa to each

          other.


          51.                 The allegations and counter-allegations levelled by

          the parties in the instant case are admittedly to be proved by way

          of oral and documentary evidence.                                  Further, the second

          respondent alleged that the returning officer has improperly

          accepted the nomination paper of the election petitioner as also

          the nomination paper of the respondents 1 and 3.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 57



          52.                 At this juncture, it is pertinent to note that the right

          to get information in democracy is recognized all throughout and

          it is natural right flowing from the concept of democracy. Article

          19(1) and (2) of the International Covenant of Civil and Political

          Rights states as under:

                           "(1) Everyone shall have the right to hold
                           opinions without interference.

                           (2) Everyone shall have the right to freedom
                           of expression; this right shall include freedom
                           to seek, receive and impart information and
                           ideas of all kinds, regardless of frontiers,
                           either orally, in writing or in print, in the form
                           of art, or through any other media of his
                           choice."


          53.                 Article 19(1)(a) of the Constitution of India provides

          for freedom of speech and expression.                                  Voters' speech or

          expression in case of election would include casting of votes, that

          is to say, voter speaks out or expresses by casting vote. For this

          purpose, information about the candidate to be selected is must.

          Voter's right to know antecedents including criminal past of his

          candidate contesting election for MP or MLA is much more

          fundamental and basic for survival of democracy. The voter may

          think over before making his choice of electing law breakers as

          law makers.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 58



          54.                 The first respondent contended that the election

          petitioner failed to plead the basic facts which are necessary to

          prove the cause of action also known as material facts for filing

          the election petition.               All the pleadings made in the election

          petition are vague, inconsistent and simply creating an illusion to

          mislead this Court to make believe that the existence of cause of

          action.

          55.                 Whether the allegations sets out in the election

          petition are vague and inconsistent alleged by the first

          respondent can be decided only after a full-fledged trial.


          56.                 It is well settled law that the election petition must

          set out the material facts on which a charge can be made and

          mere repetition of the words of the statute does not amount to

          proper statement of facts. The material facts must be stated in

          the petition and if they are missing, it is impossible to think that

          the charge has been made or can be later amplified.


          57.                 In D.Ramachandran v. R.V.Janakiraman and

          others, (1999) 3 SCC 26, the Apex Court held:


                              "8. We do not consider it necessary to refer
                       in detail to any part of the reasoning in the
                       judgment; instead, we proceed to consider the
                       arguments advanced before us on the basis of
                       the pleadings contained in the election petition.




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 59



                       It is well settled that in all cases of preliminary
                       objection, the test is to see whether any of the
                       reliefs prayed for could be granted to the
                       appellant if the averments made in the petition
                       are proved to be true. For the purpose of
                       considering            a     preliminary          objection,          the
                       averments in the petition should be assumed to
                       be true and the court has to find out whether
                       those averments disclose a cause of action or a
                       triable issue as such. The court cannot probe
                       into the facts on the basis of the controversy
                       raised in the counter.
                              ..........
                              10. On the other hand, Rule 11 of Order 7
                       enjoins the court to reject the plaint where it
                       does not disclose a cause of action. There is no
                       question of striking out any portion of the
                       pleading under this Rule. The application filed
                       by the first respondent in OA No. 36 of 1997 is
                       on the footing that the averments in the election
                       petition did not contain the material facts giving
                       rise to a triable issue or disclosing a cause of
                       action. Laying stress upon the provisions of
                       Order 7 Rule 11(a), learned Senior Counsel for
                       the first respondent took us through the entire
                       election        petition       and       submitted          that      the
                       averments therein do not disclose a cause of
                       action. On a reading of the petition, we do not
                       find it possible to agree with him. The election
                       petition as such does disclose a cause of action
                       which if unrebutted could void the election and




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 60



                       the provisions of Order 7 Rule 11(a) CPC
                       cannot therefore be invoked in this case. There
                       is no merit in the contention that some of the
                       allegations are bereft of material facts and as
                       such do not disclose a cause of action. It is
                       elementary that under Order 7 Rule 11(a) CPC,
                       the court cannot dissect the pleading into
                       several parts and consider whether each one of
                       them discloses a cause of action. Under the
                       Rule, there cannot be a partial rejection of the
                       plaint          or         petition.           See Roop               Lal
                       Sathi v. Nachhattar Singh Gill [(1982) 3 SCC
                       487] . We are satisfied that the election petition
                       in this case could not have been rejected in
                       limine without a trial."


          58.                 In P.V.Guru Raj Reddy, supra, the Apex Court held:


                              "5. Rejection of the plaint under Order 7
                       Rule 11 of CPC is a drastic power conferred in
                       the court to terminate a civil action at the
                       threshold. The conditions precedent to the
                       exercise of power under Order 7 Rule 11,
                       therefore,         are      stringent         and      have        been
                       consistently held to be so by the Court. It is the
                       averments in the plaint that have to be read as
                       a whole to find out whether it discloses a cause
                       of action or whether the suit is barred under any
                       law. At the stage of exercise of power under
                       Order 7 Rule 11, the stand of the defendants in
                       the written statement or in the application for




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 61



                       rejection of the plaint is wholly immaterial. It is
                       only if the averments in the plaint ex facie do not
                       disclose a cause of action or on a reading
                       thereof the suit appears to be barred under any
                       law the plaint can be rejected. In all other
                       situations, the claims will have to be adjudicated
                       in the course of the trial.
                              6. In the present case, reading the plaint as
                       a whole and proceeding on the basis that the
                       averments made therein are correct, which is
                       what the Court is required to do, it cannot be
                       said that the said pleadings ex facie disclose
                       that the suit is barred by limitation or is barred
                       under any other provision of law. The claim of
                       the plaintiffs with regard to the knowledge of the
                       essential facts giving rise to the cause of action
                       as pleaded will have to be accepted as correct.
                       At the stage of consideration of the application
                       under Order 7 Rule 11 the stand of the
                       defendants in the written statement would be
                       altogether irrelevant."


          59.                 In Srihari Numandas Totala, supra, the Apex Court

          held:

                            "19. At this stage, it would be necessary to
                       refer to the decisions that particularly deal with
                       the question whether res judicata can be the
                       basis or ground for rejection of the plaint.
                       In Kamala v. K.T. Eshwara Sa [Kamala v. K.T.
                       Eshwara Sa, (2008) 12 SCC 661] , the trial




MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022]
and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]
                                                                                                 P a g e | 62



                       Judge had allowed an application for rejection
                       of the plaint in a suit for partition and this was
                       affirmed by the High Court. S.B. Sinha, J.

speaking for the two-Judge Bench examined the ambit of Order 7 Rule 11(d) CPC and observed: (SCC 668-69, paras 21-22) "21. Order 7 Rule 11(d) of the Code has limited application. It must be shown that the suit is barred under any law. Such a conclusion must be drawn from the averments made in the plaint. Different clauses in Order 7 Rule 11, in our opinion, should not be mixed up. Whereas in a given case, an application for rejection of the plaint may be filed on more than one ground specified in various sub-clauses thereof, a clear finding to that effect must be arrived at. What would be relevant for invoking clause (d) of Order 7 Rule 11 of the Code are the averments made in the plaint. For that purpose, there cannot be any addition or subtraction. Absence of jurisdiction on the part of a court can be invoked at different stages and under different provisions of the Code. Order 7 Rule 11 of the Code is one, Order 14 Rule 2 is another.

22. For the purpose of invoking Order 7 Rule 11(d) of the Code, no amount of evidence can be looked into. The issues on merit of the matter which may arise between the parties would not be within the realm of the court at that stage. All MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 63 issues shall not be the subject-matter of an order under the said provision."

20. The Court further held:(Kamala case [Kamala v. K.T. Eshwara Sa, (2008) 12 SCC 661] , SCC p. 669, paras 23-25) "23. The principles of res judicata, when attracted, would bar another suit in view of Section 12 of the Code. The question involving a mixed question of law and fact which may require not only examination of the plaint but also other evidence and the order passed in the earlier suit may be taken up either as a preliminary issue or at the final hearing, but, the said question cannot be determined at that stage.

24. It is one thing to say that the averments made in the plaint on their face discloses no cause of action, but it is another thing to say that although the same discloses a cause of action, the same is barred by a law.

25. The decisions rendered by this Court as also by various High Courts are not uniform in this behalf. But, then the broad principle which can be culled out therefrom is that the court at that stage would not consider any evidence or enter into a disputed question of fact or law. In the event, the jurisdiction of the court is found to be barred by any law, meaning thereby, the subject-matter thereof, the application for rejection of plaint should be entertained."

MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 64

21. The above view has been consistently followed in a line of decisions of this Court.

In Church of Christ Charitable Trust & Educational Charitable Society v. Ponniamman Educational Trust [Church of Christ Charitable Trust & Educational Charitable Society v. Ponniamman Educational Trust, (2012) 8 SCC 706 : (2012) 4 SCC (Civ) 612] , P. Sathasivam, J. (as the learned Chief Justice then was), speaking for a two-Judge Bench, observed that : (SCC pp. 713-14, paras 10-11) "10. ... It is clear from the above that where the plaint does not disclose a cause of action, the relief claimed is undervalued and not corrected within the time allowed by the court, insufficiently stamped and not rectified within the time fixed by the court, barred by any law, failed to enclose the required copies and the plaintiff fails to comply with the provisions of Rule 9, the court has no other option except to reject the same. A reading of the above provision also makes it clear that power under Order 7 Rule 11 of the Code can be exercised at any stage of the suit either before registering the plaint or after the issuance of summons to the defendants or at any time before the conclusion of the trial.

11. This position was explained by this Court in Saleem Bhai v. State of Maharashtra [Saleem Bhai v. State of MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 65 Maharashtra, (2003) 1 SCC 557] , in which, while considering Order 7 Rule 11 of the Code, it was held as under : (SCC p. 560, para 9) '9. A perusal of Order 7 Rule 11 CPC makes it clear that the relevant facts which need to be looked into for deciding an application thereunder are the averments in the plaint. The trial court can exercise the power under Order 7 Rule 11 CPC at any stage of the suit -- before registering the plaint or after issuing summons to the defendant at any time before the conclusion of the trial. For the purposes of deciding an application under clauses (a) and

(d) of Rule 11 of Order 7 CPC, the averments in the plaint are germane; the pleas taken by the defendant in the written statement would be wholly irrelevant at that stage, therefore, a direction to file the written statement without deciding the application under Order 7 Rule 11 CPC cannot but be procedural irregularity touching the exercise of jurisdiction by the trial court.' It is clear that in order to consider Order 7 Rule 11, the court has to look into the averments in the plaint and the same can be exercised by the trial court at any stage of the suit. It is also clear that the averments in the written statement are immaterial and it is the duty of the court to scrutinise the averments/pleas in the plaint. In other words, what needs to be looked into in MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 66 deciding such an application are the averments in the plaint. At that stage, the pleas taken by the defendant in the written statement are wholly irrelevant and the matter is to be decided only on the plaint averments. These principles have been reiterated in Raptakos Brett & Co. Ltd. v. Ganesh Property [Raptakos Brett & Co. Ltd. v. Ganesh Property, (1998) 7 SCC 184] and Mayar (H.K.) Ltd. v. Vessel M.V. Fortune Express [Mayar (H.K.) Ltd. v. Vessel M.V. Fortune Express, (2006) 3 SCC 100] ."

22. Similarly, in Soumitra Kumar Sen [Soumitra Kumar Sen v. Shyamal Kumar Sen, (2018) 5 SCC 644 : (2018) 3 SCC (Civ) 329] , an application was moved under Order 7 Rule 11 CPC claiming rejection of the plaint on the ground that the suit was barred by res judicata. The trial Judge dismissed the application and the judgment of the trial court was affirmed in revision by the High Court. A.K. Sikri, J., while affirming the judgment of the High Court held : (Soumitra Kumar Sen case [Soumitra Kumar Sen v. Shyamal Kumar Sen, (2018) 5 SCC 644 : (2018) 3 SCC (Civ) 329] , SCC p. 649, para 9) "9. In the first instance, it can be seen that insofar as relief of permanent and mandatory injunction is concerned that is based on a different cause of action. At the same time that kind of relief can be considered by the trial court MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 67 only if the plaintiff is able to establish his locus standi to bring such a suit. If the averments made by the appellant in their written statement are correct, such a suit may not be maintainable inasmuch as, as per the appellant it has already been decided in the previous two suits that Respondent 1-plaintiff retired from the partnership firm much earlier, after taking his share and it is the appellant (or appellant and Respondent 2) who are entitled to manage the affairs of M/s Sen Industries. However, at this stage, as rightly pointed out by the High Court, the defence in the written statement cannot be gone into. One has to only look into the plaint for the purpose of deciding application under Order 7 Rule 11 CPC. It is possible that in a cleverly drafted plaint, the plaintiff has not given the details about Suit No. 268 of 2008 which has been decided against him. He has totally omitted to mention about Suit No. 103 of 1995, the judgment wherein has attained finality. In that sense, the plaintiff-Respondent 1 may be guilty of suppression and concealment, if the averments made by the appellant are ultimately found to be correct. However, as per the established principles of law, such a defence projected in the written statement cannot be looked into while deciding application under Order 7 Rule 11 CPC."

23. Referring to Kamala [Kamala v. K.T. Eshwara Sa, (2008) 12 SCC 661] , the Court MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 68 further observed that : (Soumitra Kumar Sen case [Soumitra Kumar Sen v. Shyamal Kumar Sen, (2018) 5 SCC 644 : (2018) 3 SCC (Civ) 329] , SCC p. 650, para 12) "12. ... The appellant has mentioned about the earlier two cases which were filed by Respondent 1 and wherein he failed. These are judicial records. The appellant can easily demonstrate the correctness of his averments by filing certified copies of the pleadings in the earlier two suits as well as copies of the judgments passed by the courts in those proceedings. In fact, copies of the orders passed in judgment and decree dated 31-3- 1997 passed by the Civil Judge (Junior Division), copy of the judgment dated 31-3- 1998 passed by the Civil Judge (Senior Division) upholding the decree passed by the Civil Judge (Junior Division) as well as copy of the judgment and decree dated 31-7-2014 passed by the Civil Judge, Junior Division in Suit No. 268 of 2008 are placed on record by the appellant. While deciding the first suit, the trial court gave a categorical finding that as per MoU signed between the parties, Respondent 1 had accepted a sum of Rs 2,00,000 and, therefore, the said suit was barred by principles of estoppel, waiver and acquiescence. In a case like this, though recourse to Order 7 Rule 11 CPC by the appellant was not appropriate, at the same time, the trial court may, after MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 69 framing the issues, take up the issues which pertain to the maintainability of the suit and decide the same in the first instance. In this manner the appellant, or for that matter the parties, can be absolved of unnecessary agony of prolonged proceedings, in case the appellant is ultimately found to be correct in his submissions."

While holding that "recourse to Order 7 Rule 11"

by the appellant was not appropriate, this Court observed that the trial court may, after framing the issues, take up the issues which pertain to the maintainability of the suit and decide them in the first instance. The Court held that this course of action would help the appellant avoid lengthy proceedings.
24. In a more recent decision of this Court in Shakti Bhog Food Industries Ltd. v. Central Bank of India [Shakti Bhog Food Industries Ltd. v. Central Bank of India, (2020) 17 SCC 260] , a three-Judge Bench of this Court, speaking though A.M. Khanwilkar, J., was dealing with the rejection of a plaint under Order 7 Rule 11 by the trial court, on the ground that it was barred by limitation. The Court referred to the earlier decisions including in Saleem Bhai v. Stateof Maharashtra [Saleem Bhai v. State of Maharashtra, (2003) 1 SCC 557] , Church of Christ Charitable Trust [Church of Christ Charitable Trust & Educational MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 70 Charitable Society v. Ponniamman Educational Trust, (2012) 8 SCC 706 : (2012) 4 SCC (Civ) 612] , and observed that : (Church of Christ Charitable Trust case [Church of Christ Charitable Trust & Educational Charitable Society v. Ponniamman Educational Trust, (2012) 8 SCC 706 : (2012) 4 SCC (Civ) 612] , SCC p. 714, para 11) "11. ... It is clear that in order to consider Order 7 Rule 11, the court has to look into the averments in the plaint and the same can be exercised by the trial court at any stage of the suit. It is also clear that the averments in the written statement are immaterial and it is the duty of the court to scrutinise the averments/pleas in the plaint. In other words, what needs to be looked into in deciding such an application are the averments in the plaint.

At that stage, the pleas taken by the defendant in the written statement are wholly irrelevant and the matter is to be decided only on the plaint averment. These principles have been reiterated in Raptakos Brett & Co.

Ltd. v. Ganesh Property [Raptakos Brett & Co. Ltd. v. Ganesh Property, (1998) 7 SCC 184] and Mayar (H.K.) Ltd. v. Vessel M.V. Fortune Express [Mayar (H.K.) Ltd. v. Vessel M.V. Fortune Express, (2006) 3 SCC 100] ."

25. On a perusal of the above authorities, the guiding principles for deciding an MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 71 application under Order 7 Rule 11(d) can be summarised as follows:

25.1. To reject a plaint on the ground that the suit is barred by any law, only the averments in the plaint will have to be referred to.
25.2. The defence made by the defendant in the suit must not be considered while deciding the merits of the application.
25.3. To determine whether a suit is barred by res judicata, it is necessary that (i) the "previous suit" is decided, (ii) the issues in the subsequent suit were directly and substantially in issue in the former suit; (iii) the former suit was between the same parties or parties through whom they claim, litigating under the same title; and (iv) that these issues were adjudicated and finally decided by a court competent to try the subsequent suit.
25.4. Since an adjudication of the plea of res judicata requires consideration of the pleadings, issues and decision in the "previous suit", such a plea will be beyond the scope of Order 7 Rule 11(d), where only the statements in the plaint will have to be perused.
........
27. Be that as it may, on a reading of the plaint, it is evident that the first respondent has not made an attempt to conceal the fact that a suit regarding the property was pending before the civil court at the time. It is also relevant to note that at the time of institution of the suit (OS MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 72 No. 138 of 2008) by the first respondent, no decree had been passed by the civil court in OS No. 103 of 2007. Thus, the issues raised in OS No. 103 of 2007, at the time, had not been adjudicated upon. Therefore, the plaint, on the face of it, does not disclose any fact that may lead us to the conclusion that it deserves to be rejected on the ground that it is barred by principles of res judicata. The High Court and the trial court were correct in their approach in holding, that to decide on the arguments raised by the appellant, the court would have to go beyond the averments in the plaint, and peruse the pleadings, and judgment and decree in OS No. 103 of 2007. An application under Order 7 Rule 11 must be decided within the four corners of the plaint. The trial court and the High Court were correct in rejecting the application under Order 7 Rule 11(d)."
60. In R.K.Imo Singh, supra, this Court held as under:
"27. As has been held by the Hon'ble Supreme Court, what particulars could be said to be "material facts" would depend upon the facts of each case and no rule of universal application can be laid down. Therefore, the nature and content of material facts would differ from one case to another and in other words, the material MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 73 facts to be stated in respect of an election petition filed on the ground of corrupt practice, would be different from that of the election petition filed on any other grounds. In the present case, the election petition has been filed on the grounds mentioned in Section 100(1)(d)(iii) and 100(1)(d)(iv) of the Act. This petition being filed not on the ground of corrupt practice, it does not require to state anything about the conduct of the returned candidate but it must definitely state as to how any vote has been improperly received, refused or rejected and the provisions of the Constitution, of the Act and the rules made thereunder have been violated. In terms of the law laid down by the Hon'ble Supreme Court, the election petition as a whole is to be read to find out if it contains a concise statement of material facts disclosing a cause of action. According to the respondent/petitioner, the materials facts have been stated in para 31 of the petition, the gist of which are inter-alia that the election was held on 04-03-2017 as per schedule and counting of votes took place on 11-03-2017. Immediately after the result of the election being declared, the respondent/petitioner through his agent namely K. Umakanata Singh discussed the matter in this regard with the Returning MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 74 Officer, on 13-03-2017, who intimated verbally that they were not in a position to furnish information as regards the list of electors who franchised their votes by way of postal ballot papers, number of voters on election duty, etc. While discussing with the voters on election duty through his election agent, it has been informed to him that strict compliance of law with regard to permitting the voters on election duty and issuance of Election Duty Certificate, was not complied with. On 05-04-2017 the petitioner made a written request seeking separately the number of postal ballot papers issued to each category of electors entitled to vote by postal ballot and the mode and manner in which the postal ballot papers were sent. Further information was sought to provide the number of persons to whom postal ballot papers were provided by post as well as in person. The information was sought for as to whether the electoral roll number of the voters concerned were entered in the counterfoils of postal ballot papers and were marked in the copy of the electoral roll and whether the counterfoils as well as the marked copy of such electoral roll were sealed in the mode and manner as prescribed in the Rules, 1961. However, these information were not provided to the petitioner by the MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 75 Returning Officer and/or the District Election Officer. The votes said to have been received in favour of the applicant/respondent No. 1 by postal ballot, did not comply with the provisions of Rule 24 and Rule 27F of the Rules, 1961. The entire process as regards the issue of requisite forms, postal ballot papers and receipt of the same organised at the Postal Ballot Facilitations Centre was not video- graphed as per guidelines/instructions etc. Since the agent of the respondent/petitioner was not informed regarding his presence at the Postal Ballot Facilitation Centre, the entire exercise was done behind the back of the respondent/petitioner. The counting of the ballots was done in violation of Rule 54A of the Rules, 1961 and the guidelines dated 04-12-2003 of the ECI. The verbal objection of the agent of the respondent/petitioner as regards accepting invalid and illegal postal ballots, was not registered and no cognisance thereof was taken by the Returning Officer. The contention of the learned counsel appearing for the applicant/respondent No. 1 is that the respondent/petitioner, in his petition, has failed to name any election personnel/postal voter/person who has improperly accepted the postal ballots. His MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 76 contention appears to be true to that extent but the other ground is that the result of the election has been materially affected by non-compliance with the provisions of the Constitution or of the Act and the rules made thereunder. After going through the averments made in the election petition as a whole, it cannot be said that the petition does not contain a concise statement of material facts. In fact, it does disclosing a cause of action. The contention of the learned counsel appearing for the applicant/respondent No. 1 has no substance and merit. So long as the petition discloses some cause of action or raises some questions fit to be decided by the court, the mere fact that the case is weak and not likely to succeed, is no ground for dismissing it. Therefore, the trial can continue on merits and it is a different matter if the material facts as stated in the petition, are not sufficient to prove the allegations. Whether or not the respondent/petitioner is able to prove the allegations, is a matter of evidence which can be considered only at the stage of trial, as has been held by the Hon'ble Supreme Court. In view of the above, this court is of the view that there had been substantial compliance with the provisions of Section 83(1)(a) of the Act and since the MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 77 application is devoid of any merit, the same is liable to be rejected by this court."

61. From the decisions referred to supra, it is clear that the election petition as a whole is to be read to find out if it contains a concise statement of material facts disclosing a cause of action.

62. In Ponnala Lakshmaiah v. Kommuri Pratap Reddy and others, (2012) 7 SCC 788, the Hon'ble Apex Court held that there is no denying the fact that Courts are competent to dismiss petitions not only on the ground that the same do not comply with provisions of Sections 81, 82 and 117 of the RP Act, but also on the ground that the same do not disclose any cause of action.

The expression "cause of action" has not been defined either in the Code of Civil Procedure or elsewhere and is more easily understood than precisely defined.

63. In Kisan Shankar Kathore v. Arun Dattatray Sawant and others, (2014) 14 SCC 162, the Hon'ble Apex Court relied upon the decision in the case of Union of India v. Association for Democratic Reforms and another (2002) 5 SCC 294, wherein it has been held that it was incumbent upon every candidate, who is contesting the election, to give information about his assets and other affairs, which requirement is not only essential part of MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 78 fair and free elections, inasmuch as, every voter has a right to know about these details of the candidates, such a requirement is also covered by freedom of speech granted under Article 19(1)(a) of the Constitution of India.

64. In Ashraf Kokkur v. K.V.Abdul Khader, (2015) 1 SCC 129, the Hon'ble Apex Court held that the election petition having disclosed a cause of action should not have been thrown out at the threshold.

65. As stated supra, whether the allegation of the election petitioner are correct or not has to be proved by the election petitioner and further, as to whether, filing of an affidavit in Form-26 by the returned candidate was false or not and whether the alleged false affidavit would amount to violation of the provisions of Section 33 of the RP Act so as to render the election of the first respondent void are to be considered by the Court in the course of trial.

66. On a thorough reading of the instant election petition, it cannot be said that the same does not contain a concise statement of material facts. In fact, it does disclose a cause of action. Whether or not the election petitioner is able to prove the said allegations and whether or not the first respondent MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 79 is able to disprove the said allegations is a matter of evidence which can be considered only at the time of trial.

67. As could be seen from the records, the first respondent admitted that he has constructed two residential buildings separately on two different non-agricultural lands; he has disclosed the existence of two residential buildings separate in two different non-agricultural land. However, the first respondent does not disclose the existence of two non-

agricultural land owned by him at the relevant column of Form-

26 affidavit. The non-disclosure of the non-agricultural land in Form-26 is a clear fact of swearing false affidavit, which shall be, as rightly argued by the learned counsel for the election petitioner, a subject matter in the trial.

68. Admittedly, the first respondent has failed to produce materials to disregard the arguments of the learned counsel for the election petitioner. The first respondent simply stated that the election petitioner has failed to disclose the cause of action to maintain the election petition and nothing more. It is also the plea of the first respondent that the pleadings in the election petition are vague and inconsistent. However, the first respondent has failed to show how the allegations are vague and inconsistent.

MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 80

69. When this Court read over the averments sets out in the election petition wholly, it is clear that the election petitioner has stated full and material particulars following the cause of action for filing the election petition. Prima facie, the election petitioner has narrated in the election petition qua the non-

disclosure of information and/or incomplete information while filing the nomination paper along with Form-26 affidavit by the first respondent.

70. It is trite that so long as the claim discloses some cause of action or raises some questions fit to be decided by a Judge, the mere fact that the case is weak and not likely to succeed is no ground for striking it out. The implications of the liability of the pleadings to be struck out on the ground that it discloses no reasonable cause of action are generally more known than clearly understood. The failure of the pleadings to disclose a reasonable cause of action is distinct from the absence of full particulars.

71. In Harishankar Jain v. Sonia Gandhi, (2001) 8 SCC 233, the Hon'ble Apex Court held that the expression "cause of action" would mean facts to be proved, if traversed, in order to support his right to the judgment of the Court and that the function of the party is to present a full picture of the cause of action with MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 81 such further information so as to make opposite party understand the case he will have to meet. In paragraph 23, the Hon'ble Supreme Court held as under:

"23. Section 83(1)(a) of RPA, 1951 mandates that an election petition shall contain a concise statement of the material facts on which the petitioner relies. By a series of decisions of this Court, it is well settled that the material facts required to be stated are those facts which can be considered as materials supporting the allegations made. In other words, they must be such facts as would afford a basis for the allegations made in the petition and would constitute the cause of action as understood in the Code of Civil Procedure, 1908. The expression "cause of action" has been compendiously defined to mean every fact which it would be necessary for the plaintiff to prove, if traversed, in order to support his right to the judgment of court. Omission of a single material fact leads to an incomplete cause of action and the statement of claim becomes bad. The function of the party is to present as full a picture of the cause of action with such further information in detail as to make the opposite party understand the case he will have to meet. (Samant N. Balkrishna v. George Fernandez, Jitendra Bahadur Singh v. Krishna Behari. Merely quoting the words of the section like MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 82 chanting of a mantra does not amount to stating material facts. Material facts would include positive statement of facts as also positive averment of a negative fact, if necessary. In V. S. Achuthanandan v. P. J. Francis this Court has held, on a conspectus of a series of decisions of this Court, that material facts are such preliminary facts which must be proved at the trial by a party to establish existence of a cause of action. Failure to plead "material facts"

is fatal to the election petition and no amendment of the pleadings is permissible to introduce such material facts after the time-limit prescribed for filing the election petition. It is the duty of the court to examine the petition irrespective of any written statement or denial and reject the petition if it does not disclose a cause of action. To enable a court to reject a plaint on the ground that it does not disclose a cause of action, it should look at the plaint and nothing else. Courts have always frowned upon vague pleadings which leave a wide scope to adduce any evidence. No amount of evidence can cure basic defect in the pleadings."

(Underlying added)

72. Similarly, in Mayar (H.K.) Ltd. and others v. Owners and Parties, Vessel M.V. Fortune Express and others, (2006) 6 SCC 100, the Apex Court held as under:

MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 83 "12. From the aforesaid, it is apparent that the plaint cannot be rejected on the basis of the allegations made by the defendant in his written statement or in an application for rejection of the plaint. The Court has to read the entire plaint as a whole to find out whether it discloses a cause of action and if it does, then the plaint cannot be rejected by the Court exercising the powers under Order VII Rule 11 of the Code.

Essentially, whether the plaint discloses a cause of action, is a question of fact which has to be gathered on the basis of the averments made in the plaint in its entirety taking those averments to be correct. A cause of action is a bundle of facts which are required to be proved for obtaining relief and for the said purpose, the material facts are required to be stated but not the evidence except in certain cases where the pleadings relied on are in regard to misrepresentation, fraud, wilful default, undue influence or of the same nature. So long as the plaint discloses some cause of action which requires determination by the court, mere fact that in the opinion of the Judge the plaintiff may not succeed cannot be a ground for rejection of the plaint. In the present case, the averments made in the plaint, as has been noticed by us, do disclose the cause of action and, therefore, the High Court has rightly said that the powers under Order VII Rule 11 of the Code cannot be exercised for rejection of the suit filed by the MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 84 plaintiff-appellants. Similarly, the Court could not have taken the aid of Section 10 of the Code for stay of the suit as there is no previously instituted suit pending in a competent court between the parties raising directly and substantially the same issues as raised in the present suit."

(Underlining added)

73. In construing a plea in any pleading, Courts must keep in mind that a plea is not an expression of art and science, but an expression through words to place fact and law of one's case for a relief. Such an expression may be pointed, precise, sometimes vague but still it could be gathered what he wants to convey through only by reading the whole pleading, depending on the person drafting a plea.

74. When this Court carefully examine the decisions in the cases of Harishankar Jain and Mayar (H.K.) Ltd, supra, it is clear that the Courts need to be cautious in dealing with requests for dismissal of the election petition at the threshold and exercise their powers of dismissal only in cases where even on a plain reading of the election petition no cause of action is disclosed.

In the case on hand, the election petition establishes the cause of action.

MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 85

75. An election which is vitiated by reason of corrupt practices, illegalities and irregularities enumerated in Sections 100 and 123 of the RP Act cannot obviously be recognized and respected as the decision of the majority of the electorate. The Courts are, therefore, duty bound to examine the allegations whenever the same are raised within the framework of the statute without being unduly hyper-technical in their approach and without being oblivious of the ground realities.

76. The result of the election can be questioned on the grounds enumerated in Section 100 of the RP Act. Section 100(1)(b) and 100(1)(d)(i), (ii) and (iv) of the RP Act, provides:

"100. Grounds for declaring election to be void.--
(1) Subject to the provisions of sub-section (2) if the High Court is of opinion--
(a).......
(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) ......

MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 86

(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

(ii) by any corrupt practice committed in the interests of the returned candidate by an agent other than his election agent, or

(iii) ......

(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."

77. As stated supra, the election petition must set out the material facts on the basis of which the charge can be made and in the event of the material facts not being stated in the election petition, the same is liable to be dismissed. The expression material facts would mean all the basic facts constituting the ingredients of the particular corrupt practice which the election petitioner is bound to substantiate before he can succeed on that charge.

78. Whether in election petition, a particular fact is material or not, and as such required to be pleaded is a question which depends on the nature of the charge leveled, the ground relied upon and the special circumstances of the case. All those MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 87 facts which are essential to clothe the election petitioner with a complete cause of action are material facts which must be pleaded and failure to plead even a single material fact amounts to disobedience of the mandate of Section 83(1)(a) of the RP Act.

79. The object and purpose of pleading material facts is to enable the opposite party to know the case he has to meet and in the absence of such a pleading, a party cannot be allowed to lead evidence. The requirement under Section 83(1)(a) of the RP Act in contradiction to Section 83(1)(b) is that the election petition needs to contain only a concise statement of the material facts and not material particulars. For the purpose of considering a preliminary objection as to the maintainability of the election petition, the averments in the election petition should be assumed to be true and the Court has to find out whether these averments disclose a cause of action or a triable issue as such.

However, the Court cannot dissect the pleadings into several parts and consider whether each one of them discloses a cause of action.

80. As stated supra, the election petitioner assails the election of the first respondent under Sections 33, 33A, 36, 80A, 81, 84, 100(1)(b), 100(1)(d)(i), (ii), (iv), 101, 123A, 125A, 135A of the RP Act. After going through the averments made in the MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 88 election petition as a whole, it cannot be said that the election petition does not contain a concise statement of material facts.

In fact, it prima facie does disclose the cause of action.

81. The argument of the learned counsel for the first respondent that the election petition has no cause of action has no merit. This Court is of the considered view that the election petition having disclosed a cause of action, it should not have been thrown out at the threshold. That apart, when allegation of corrupt practices alleged in the election petition, the Court is bound to examine the allegation of corrupt practices.

82. The cause of action is a bundle of facts which is taken with law gives the election petitioner a right to relief against the returned candidate. Every fact and bundle of facts together constitutes a question of facts which are required to be proved for the relief.

83. It is well settled that our election law being statutory in character must be strictly complied with since an election petition is not guided by ever changing common law principles of justice and notions of equity. Being statutory in character, it is essential that it must conform to the requirements of our election law. But at the same time the purity of election process must be maintained at all costs and those who violate the statutory norms MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 89 must suffer for such violation. If the returned candidate is shown to have secured his success at the election by corrupt means he must suffer for his misdeeds.

84. It is reiterated that the instant election petition, as such, does disclose a cause of action, which if unrebutted could void the election and the provisions of Order 7, Rule 11 CPC cannot, therefore, be invoked in the instant case. There is no substance in the contention of the first respondent that the pleadings made in the election petition are vague and do not disclose a cause of action. It is elementary that under Order 7, Rule 11(a) CPC, the Court cannot dissect the pleadings into several parts and consider whether each of them discloses a cause of action. Further, the contention of the first respondent that the election petitioner approached this Court with unclean hands is not supported by any materials.

85. At this stage, this Court is not considering the issues

- whether the first respondent filed false affidavit at the time of filing his nomination and has failed to disclose the true and correct facts, thereby violated the provisions of Sections 33, 33A, 36, 80A, 81, 84, 100(1)(b), 100(1)(d)(i), (ii), (iv), 101, 123A, 125A, 135A of the RP Act and whether the returning officer has correctly or wrongly accepted the nomination of the first MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 90 respondent and there was violation of Section 33 of the RP Act or not. These are all the matter of trial. As stated supra, the question as to whether the pleadings made by the election petitioner in the election petition are sufficient or not can only be determined at the time of final hearing of the election petition.

86. It is pertinent to note that on one hand, the second respondent stated that the election petition should not be rejected/dismissed at the threshold and allow the election petitioner to pursue the election petition and on the other hand, by filing MC (El. Petn.) No.122 of 2022, the second respondent praying to reject the election petition and the Election Recrimination Petition filed by the first respondent. Such a contrary stand taken by the second respondent cannot be appreciated. That apart, the plea of the second respondent that the failure of filing of an affidavit in Form-25 is fatal and that the Election Recrimination Petition No.5 of 2022 is liable to be rejected cannot also be appreciated.

87. The Hon'ble Apex Court in a catena of judgments held that the defect in verification of an affidavit cannot be sufficient ground for dismissal of the petition summarily and such an affidavit can be permitted to be filed later.

MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 91

88. It is well settled that the non-compliance with proviso to Section 83(1) of the RP Act was not fatal to the maintainability of an election petition and the defect could be remedied i.e. even in the absence of compliance, the petition would still be called an election petition.

89. In A.Manju v. Prajwal Revanna @ Prajwal R and others, Civil Appeal No.1774 of 2020, decided on 13.12.2021, the Hon'ble Apex Court held as under:

"23. .... If we look at the election petition, the prayer clause is followed by a verification. There is also a verifying affidavit in support of the election. Thus, factually it would not be appropriate to say that there is no affidavit in support of the petition, albeit not in Form 25. This was a curable defect and the learned Judge trying the election petition ought to have granted an opportunity to the appellant to file an affidavit in support of the petition in Form 25 in addition to the already existing affidavit filed with the election petition. .....
24. ........ Once there is an affidavit, albeit not in Form 25, the appropriate course would be to permit an affidavit to be filed in Form 25. We have to appreciate that the petition is at a threshold stage. It is not as if the appellant has failed to cure the defect even on being pointed out so. This is not a case where the filing of an MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 92 affidavit now in Form 25 would grant an opportunity for embellishment as is sought to be urged on behalf of respondent No.1.
25. The appellant states the case clearly and in no uncertain terms with supporting material in the election petition. Whether the violation is made out by respondent no.1 or not would be a matter of trial but certainly not a matter to be shut out at the threshold."

90. The second respondent also raised various issues qua interpretation of Section 97 of the RP Act. According to the second respondent, unlike other civil cases, the election case is technical in nature related with the mandate of the people with the highest value of time to stop the wrong member representing the respective voters and choose the right member to represent the voters as early as possible say within six months from the date of filing of the election petition. At this stage, it will not be possible for this Court to deal with the said aspect, as the point that arises for consideration in these miscellaneous cases is whether the election petition discloses cause of action or not. In view of the findings arrived at by this Court in the earlier paragraphs, the election petition discloses cause of action. Since the election petition discloses cause of action and the election petition needs to be tried, this Court is of the considered view that MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022] P a g e | 93 the present miscellaneous cases are devoid of merits and the same are, therefore, liable to be dismissed.

91. In the result, MC (El. Pet.) Nos.9 and 122 of 2022 in Election Petition No.7 of 2022 are dismissed. There will be no order as to costs.

ACTING CHIEF JUSTICE FR/NFR Sushil MC(El.Pet.) No. 9 of 2022 [Ref:- 1) El.Pet. No. 7 of 2022, 2) El.Recr.Pet. No. 5 of 2022 & 3) El.Recr.Pet. No. 22 of 2022] and (El.Pet.) No. 7 of 2022 and MC(El.Pet.) No. 122 of 2022 [(Ref:-1) El.Recr.Pet. No. 5 of 2022 & 2) El.Pet. No. 7 of 2022]