High Court Punjab-Haryana High Court

Rajesh Bhatia vs Ashwani Azad & Ors on 3 October, 2008

Punjab-Haryana High Court
Rajesh Bhatia vs Ashwani Azad & Ors on 3 October, 2008
CR No.5408      of 2008                                        1



      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH




                                     CR No.5408      of 2008

                                     Date of Decision: 3.10.2008



Rajesh Bhatia                                          ..Petitioner

                          Vs.

Ashwani Azad & Ors.                                     ..Respondents




Coram: Hon'ble Mr. Justice Vinod K.Sharma



Present:    Mr.Rajinder Chhokar, Advocate,
            for the petitioner.

            Mr.A.P.Kansal, Advocate,
            for respondent No.1.

Vinod K.Sharma,J. (Oral)

The petitioner has challenged the order passed by the learned

Civil Judge (Senior Division), Faridabad ordering recount of the votes.

Respondent No.1 filed a petition under Section 15 of the

Haryana Municipal Corporation Act, 1994 (for short the Act) for declaring

the election of the petitioner as Municipal Councillor from Ward No.11

Municipal Corporation, Faridabad to be illegal, null and void. He further

prayed that he be declared as winner/successful candidate.

Respondent No.1 in the election petition claimed that total
CR No.5408 of 2008 2

votes of Ward No.11 are 18159 but only 11181 votes were polled. The

election process was over at 4 PM on 30.4.2005. It was claimed by the

petitioner that even before the arrival of polling agents the ballot boxes had

already been opened. It is the case of respondent No.1 that agent of

respondent No.1 claimed that votes be shown to them but the counting staff

did not show the same. The petitioner claimed that more than 320 votes

were declared invalid. Request of the agents for being shown the invalid

votes was not accepted. It is further the case of respondent No.1 that

respondent No.1 was declared as winner by 700 votes but thereafter the

counting staff disclosed two other boxes. However, said boxes were not

shown to him and thereafter the petitioner was declared as elected.

The petitioner claimed that he wrote to the Deputy

Commissioner, Faridabad for recounting of votes and the copies thereof

were sent to the Chief Election Commissioner and State Election

Commissioner but his request was declined.

In the written statement the claim of respondent No.1 was

contested. After the pleadings of the parties were complete issues were

framed.

Request of respondent No.1 was accepted and recounting was

ordered on 10.8.2006. The petitioner challenged the said decision by filing

Civil Revision No.5006 of 2006.

This court in the previous litigation by relying upon Rule 62 of

the Haryana Municipal Corporation Election Rules 1994 (for short the

Rules) held that once an application was not immediately made it was not
CR No.5408 of 2008 3

open to the Returning Officer to recount the votes. The court held that as no

evidence was led in the election petition by the parties yet, therefore, under

section 17 of the Act the Election Tribunal could not have ordered the

recount of votes.

Revision was allowed. However, it was directed that the

Election Tribunal should proceed in accordance with the law and make

endeavour to dispose of the same as early as possible and preferably within

six months.

Thereafter, respondent No.1 examined himself as PW 1 and

also examined one Shri Sushil Mehndiratta as PW2 and Shri Lajpat Rai as

PW 3. Thereafter his evidence was closed. The petitioner appeared as RW 1

and examined Shri Yogesh Goshwami as RW 2.

It was the case of the petitioner that no case for recounting was

made out. However. Learned Civil Judge (Sr.Division) observed that

respondent No.1 has taken categorical stand that votes were illegally

rejected by the counting staff without showing the same to the election

agents of the candidates. The allegations made by respondent No.1 were

duly corroborated by RW 2 Sushil Mehndratta and Laj Pat Rai RW 3. The

court also observed that after declaring respondent No.1 as elected two new

boxes were opened which were not shown to respondent no.1 or his agent.

The court observed that while being cross-examined the petitioner admitted

in his cross-examination that he had no objection if votes are recounted. The

court also observed that no prejudice was likely to be caused to the

petitioner as the votes were to be recounted in court and issue No.1 would
CR No.5408 of 2008 4

be decided.

Mr. Rajinder Chhokar, learned counsel appearing on behalf of

the petitioner challenges the impugned order on the plea that admission was

made by the petitioner in ignorance of his right. It was also his case that the

admission made by the petitioner could be withdrawn by him at any time.

In support of this contention reliance was placed on the

judgment of this court in the case of Smt.Matto and others Vs. Naino and

others 2008 (1) RCR (Civil) 8, wherein this court was pleased to lay down

as under:-

“9. After hearing the learned counsel for the parties, I find

force in the arguments raised by the learned counsel for the

appellant. It is settled law that admission has to be read as a

whole and once the admission is said to have been made in

ignorance of right and the same was contrary to law, the same

was not binding on the plaintiff respondents. Once the onus of

providing (proving?) issue No.2 was placed on the defendant-

respondents and they failed to discharge the same, the learned

trial court rightly held that the property was not joint Hindu

Family property and the parties were rightly held entitled to

inherit as per Section 8 of the Hindu Succession Act.”

However, the judgment relied upon by the leaned counsel for

the petitioner is of no help to the petitioner as till date no steps have been

taken to withdraw the statement made by the petitioner before the learned

Civil Judge (Senior Division).

CR No.5408 of 2008 5

Even otherwise, the order passed by the learned Civil Judge has

not been passed on the basis of admission alone but on the basis of evidence

led by respondent No.1 which stands duly corroborated.

Learned counsel for the petitioner placed reliance on the order

of this court passed in CR No.5006 of 2006 titled Rajesh Bhatia Vs.

Chairman HN Municipalities Election Tribunal Chandigarh & Ors.,

decided on 22.4.2008 to contend that the impugned order was contrary to

Rule 62 of the Rules.

However, this contention is also deserves to be rejected as this

Court while disposing of CR No.5006 of 2006 clearly mentioned that the

parties have to be permitted to lead their evidence and thereafter decision

could be taken regarding recount.

Learned counsel for the petitioner also argued that the

evidence is not complete as some of the witnesses of the respondents are

yet to be examined. This plea also deserves to be rejected as the petitioner

has already led evidence which stands duly corroborated showing that there

was irregularity in recount. Thus, prima facie case was made out for

ordering recount. Learned counsel for the petitioner contended that the

application after four days of recount could not be entertained.

This plea of the learned counsel for the petitioner is also

misconceived as that bar is for ordering recount by the Returning

Officer/Presiding Officer and not to the court where the election petition is

to be adjudicated.

The Hon’ble Full Bench of this court in the case of Radha
CR No.5408 of 2008 6

Kishan Vs. Election Tribunal-cum-Sub Judge, Hissar 1999 (3) P.L.R.1

has been pleased to lay down as under:-

“50. Ergo we hold that recounting of votes in such an election

cannot be directed on more asking and in a routine manner.

The applicant, if makes difinite averments on verification

supported by unambiguous details, in accordance with law,

supported by documents, if any, and where the applicant makes

out a prima facie case to the satisfaction of the court, nothing

prevents the Court from ordering scrutiny and computation of

votes on recount in the case falling within restricted scope of

section 176 (4) (b) of the Act. In other words, the court would

not be justified in declining such a relief for the reason that the

applicant, irrespective of above, must lead evidence through

detailed enquiry. Such detailed enquiry is neither postulated nor

would be necessary within the purview of said provisions in

the limited cases. Afore-referred.”

Thus, it would be seen that once the petitioner made out a

prima facie case to the satisfaction of the court nothing could prevent the

court from ordering scrutiny and recounting of votes.

It may further be noticed that Hon’ble Supreme Court in the

case of Chandrika Prasad Yadav Vs. State of Bihar and others 2004 (2)

RCR (Civil) 568 has been pleased to lay down that recount be ordered

when it is proved on record that there is a prima facie case established and

the material facts have been pleaded stating irregularity in counting of
CR No.5408 of 2008 7

votes. But the court while ordering recount has to see that no roving and

fishing inquiry is to be made and that secrecy of ballot papers is maintained.

In the present case, prima facie case stands established and the

petitioner himself in cross-examination showed his willingness to get

recount done.

The impugned order, therefore, does not suffer from any

illegality nor there is lack of jurisdiction which may call for interference by

this court in exercise of revisional jurisdiction.

No merit.

Dismissed.

Copy of the order be given dasti under the signatures of Court

Secretary.

3.10. 2008                                     (Vinod K.Sharma)
rp                                                  Judge