High Court Madras High Court

M.Shanmugasundaram vs The Chief Election Commissioner on 1 April, 2011

Madras High Court
M.Shanmugasundaram vs The Chief Election Commissioner on 1 April, 2011
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS 

DATE :  01.04.2011

CORAM

THE HONOURABLE MR. M.Y.EQBAL, CHIEF JUSTICE
AND
THE HONOURABLE MR. JUSTICE T.S.SIVAGNANAM

W.P. NO. 8439 OF 2011
AND
M.P. NO. 1 OF 2011

M.Shanmugasundaram						.. Petitioner

- Vs -

1. The Chief Election Commissioner
    Nirvachan Sadan
    Ashoka Road, New Delhi 110 001.

2. The Chief Electoral Officer
    Commissioner, Corporation of Chennai
    Ripon Buildings, Chennai 600 103.

3. The Electoral Officer/Asst. Commissioner
    Zone 8, Kodambakkam
    Chennai 600 024.

4. The District Collector
    Tirunelveli District.

5. The Returning Officer
    227, Nanguneri Assembly Constituency
    and District Supply and Consumer
    Protection Officer, Tirunelveli.					.. Respondents

	Petition filed under Article 226 of The Constitution of India praying this Court to issue a Writ of Certiorarified Mandamus calling for the records pertaining to the proceedings in R4/11874/11 dated 28th March, 2011, on the file of the 5th respondent, quash the same insofar as it relates to the petitioner and direct the 5th respondent to accept the nomination of the petitioner for the General Election of Tamil Nadu Legislative Assembly, 2011 for Nanguneri Constituency as candidate of Akila India Nadalum Makkal Katchi (AINMK), a registered party with the Election Commission of India.  
		For Petitioner		: R.Subramaniam, Sr. Counsel for
						  Mr. R.Sivaraman

		For Respondents		: Mr. G.Rajagopalan, SC for 
						  M/s.G.R.Associates for RR-1 to 3 & R-5
						  Mr. J.Raja Kalifulla, GP for R-4

ORDER

The Honble Chief Justice
and
T.S.Sivagnanam, J.

In this writ petition, the petitioner seeks issuance of a writ of certiorarified mandamus calling for the records of the proceedings of the 5th respondent dated 28th march, 2011, quash the same insofar as it relates to the petitioner and to further direct the 5th respondent to accept the nomination of the petitioner for Nanguneri Constituency.

2. The ground of rejection so far as the petitioner is concerned is that the election registration officer certificate was not produced. Further Form 2-B also was not produced before the Returning Officer.

3. Learned counsel appearing for the petitioner mainly contended that the ground of rejection of the nomination paper is the non-production of election registration officer certificate, which document is not of a substantial character. Learned counsel further submitted that the petitioner earlier file d writ petition being W.P. No.7908 of 2011 seeking a direction upon the respondent to include the name of the petitioner in the electoral rolls of the Assembly Constituency and this Court, by order dated 25th march, 2011, directed the respondents to consider the application of the petitioner and to pass appropriate orders. According to the learned counsel, in view of the aforesaid order, the 1st respondent ought to have accepted the nomination paper.

4. On the other hand, learned counsel appearing for the respondent-Election Commission drawn our attention to Section 23 of the Representation of People Act, 1950 and submitted that no amendment or deletion of entry in the electoral roll could be made after the last date for making nomination for an election in that constituency. According to the learned counsel, in the earlier writ petition the counsel for the petitioner vehemently made a prayer to the Court for an order of entry of his name in the electoral roll, but that was not granted.

5. We have perused the order passed by the learned single Judge in W.P. No.7908 of 2011. A perusal of the order shows that there is no such direction given by the Court to make entry of the name of the petitioner in the electoral rolls. Further, the direction was to consider his application.

6. Be that as it may. The question that arises for consideration is whether this Court has jurisdiction under Article 226 of the Constitution to entertain the writ petition and decide the legality of the impugned order.

6. Before proceeding further, we would like to refer to Article 329 of the Constitution of India, which reads as under :-

329. Bar to interference by Courts in electoral matters.- [Notwithstanding anything in this Constitution ]

(a) the validity of any law relating to the delimitation of constituencies or the allotment of seats to such constituencies, made or purporting to be made under article 327 or article 328, shall not be called in question in any court;

(b) no election to either House of Parliament or to the House or either House of the Legislature of a State shall be called in question except by an election petition presented to such authority and in such manner as may be provided for by or under any law made by the appropriate Legislature.

7. Clause (b) of Article 329 is very clear on this point. It is manifest that no election to either House of Parliament or to the House or either House of the Legislature of State shall be called in question except by an election petition presented before the authority empowered under the law.

8. Section 100 of the Representation of People Act, 1950, lays down the ground for declaring the election to be void. One of the grounds for declaring election to be void is the rejection of the nomination improperly.

9. In our opinion, the instant case is squarely covered by the Constitution Bench judgment of the Supreme Court in the case of N.P.Ponnuswami Vs Returning Officer, Namakkal Constituency, Namakkal (AIR 1952 SC 64).

10. After giving our anxious consideration, we are of the definite opinion that the question regarding the improper rejection of nomination cannot be gone into by this Court in exercise of writ jurisdiction under Article 226 of the Constitution. Hence, no relief can be granted and, accordingly, this writ petition is dismissed. Consequently, connected miscellaneous petitions are also dismissed. However, there shall be no order as to costs.

GLN

To

1. The Chief Election Commissioner
Nirvachan Sadan
Ashoka Road, New Delhi 110 001.

2. The Chief Electoral Officer
Commissioner, Corporation of Chennai
Ripon Buildings, Chennai 600 103.

3. The Electoral Officer/Asst. Commissioner
Zone 8, Kodambakkam
Chennai 600 024.

4. The District Collector
Tirunelveli District.

5. The Returning Officer
227, Nanguneri Assembly Constituency
and District Supply and Consumer
Protection Officer,
Tirunelveli