High Court Kerala High Court

Korandikkavelil Mini vs Karppunkal Joly on 5 September, 2007

Kerala High Court
Korandikkavelil Mini vs Karppunkal Joly on 5 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 970 of 2007(M)


1. KORANDIKKAVELIL MINI,
                      ...  Petitioner

                        Vs



1. KARPPUNKAL JOLY, W/O.SABU,
                       ...       Respondent

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SRI.M.A.FIROZ

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :05/09/2007

 O R D E R
                       M.N.KRISHNAN,J
                  ================
            W.P.(C).Nos.970,1097,1113,2821,2842 &
                           3043 of 2007
          ===========================
           Dated this the 5th day of September, 2007


                           JUDGMENT

These writ petitions are filed against the order of the

learned Munsiff trying election petitions whereby he directed the

parties to verify the documents in the presence of the Junior

Superintendent to verify the question of double voting. I am

afraid that the procedure adopted by the learned Munsiff is

incorrect. The learned counsel for the respondents would

contented that it was done as conceded by both sides. Whatever

it may be it is settled principle of law that secrecy of the ballot

has to be maintained as far as possible unless it is absolutely

necessary to reveal the identity. In a case of this nature where

double voting is the question involved the first fact to be

established is that a person’s name figures in two wards or two

constituencies. The second question to be considered is

regarding the identity of said person and that is the very same

person’s name that figures in both the voters list. The third

W.P.(C).Nos.970,1097,1113,2821,2842 &3043 of 2007

:2:

question to be considered is whether this person has voted in

both the wards or constituencies. The Law lays down that if a

person has voted in two wards or constituencies then the said

voting itself is void. So the learned Munsiff before proceeding

to determine the last question whether a person has voted in

two wards has to satisfy himself prim afacie whether that

person’s name figures in the voters list of two wards and also

regarding the identity of the person. When the court is prima

facie satisfied about the same then the last stage comes and it is

at that stage necessarily the ballot papers have to be verified,

checked with the counterfoil to find out whether the same

person had voted in two wards. So the court below is directed

to proceeded with the trial and after getting satisfied with the

evidence adduced that the same person’s name figures in two

wards and that his identity is established then proceed to the

next stage for finding out double voting by resorting to

verification of the ballot paper, signature etc. Needless to say

that if it is established that the same person has cast his votes in

two wards then under law it will be void. So the orders under

challenge are set aside and learned Munsiff is directed to follow

W.P.(C).Nos.970,1097,1113,2821,2842 &3043 of 2007

:3:

the procedure laid down in the previous Paragraph. Being an

election petition it is desirable to have an expeditious trial and

therefore the learned Munsiff is directed to dispose the matters

as expeditiously as possible and not later on three months from

today.

The writ petitions are disposed of accordingly.

M.N.KRISHNAN,JUDGE

dvs