High Court Kerala High Court

Shalini.M. vs State Election Commission on 19 October, 2010

Kerala High Court
Shalini.M. vs State Election Commission on 19 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31830 of 2010(C)


1. SHALINI.M., AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. STATE ELECTION COMMISSION, KERALA,
                       ...       Respondent

2. THE DISTRICT COLLECTOR/DISTRICT ELECTION

3. THE SUPERINTENDENT OF POLICE,

4. THE DEPUTY SUPERINTENDENT OF POLICE,

5. THE CIRCLE INSPECTOR OF POLICE,

6. THE STATION HOUSE OFFICER,

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :19/10/2010

 O R D E R
              K.M.JOSEPH & M.C.HARI RANI, JJ.
        ------------------------------------------------------
       W.P.(C) Nos. 31830/2010-C, 31648/2010-E
      31855/2010-F, 31641/2010-E, 31646/2010-E
      31667/2010-G, 31828/2010-C, 31854/2010-F
      31649/2010-E, 31647/2010-E, 31853/2010-F
              31457/2010-F, 31840/2010-D,
     31710/2010-K, 31406/2010-A, 31637/2010-D,
      31822/2010-C, 31775/2010-V & 31774/2010-
           ----------------------------------------------
          Dated, this the 19th day of October, 2010

                         J U D G M E N T

K.M.Joseph, J.

This batch of Writ Petitions raise essentially

common questions. Petitioners are candidates in the

forthcoming elections to the Local Bodies scheduled to be held

on 23.10.2010 and 25.10.2010.

2. Petitioners have approached this Court

apprehending that the elections to the Local Bodies will not be

conducted in a free and fair manner. Various types of

allegations have been raised. In some of the Writ Petitions,

allegations are fairly general. In some other Writ Petitions,

allegations are more specific. The allegations in many cases

are to the effect that the polling stations are sensitive. The

reliefs which have been sought in these Writ Petitions

W.P.C.31830 & Con.cases -2-

essentially are to grant police protection to the candidates, to

their agents and also for the voters, so that the election is

held in a free and fair manner. In many of the Writ Petitions,

there is a prayer that the Election Commission Officials may

be directed to videograph the electoral process in their polling

stations.

3. A statement has been filed on behalf of the

State Election Commission. Therein it is inter alia stated as

follows:

“3. There are 21612 Local Self Government

constituencies in Kerala. There are 37233 polling booths

in the State housed in 22061 building.

4. The State Election Commission has taken all steps for

the conduct of a free and fair election. Meetings were

held with the Chief Secretary of the State, Director

General of Police and other top police officials, District

Collectors and other senior officers of the State.

5. Sensitive and troublesome areas in the State were

identified through the District Superintendents of police

and the District Collector. Senior officials of the

Government have been nominated as Observers in

consultation with the Government for

overseeing/observing the election in terms of Section 40A

of the Kerala Panchayat Raj Act and Section 96A of the

Kerala Municipality Act. The Observers have been given

W.P.C.31830 & Con.cases -3-

instructions to keep close watch of sensitive areas

including polling stations and other areas which they

deem fit. They have been provided with vehicles and

mobile phones to exercise their duties.

7. It is reported that 3218 polling stations in the State are

situated in politically sensitive areas. The district wise

number of polling stations identified as sensitive is given

below.

       Name of District             Number of              Number
                                      polling                of
                                     stations              polling
                                   identified as           stations
                                     sensitive            identified
                                                             as
                                                          vulnerab
                                                              le

    Thiruvananthapuram                       118

    Kollam
                                   89


    Pathanamthitta                            60

    Alappuzha                                233

    Kottayam                                  52

    Idukki
                                   Nil

    Ernakulam                                442

    Thrissur                                  31

    Palakkad                                  80                  42

    Malappuram                                58

    Kozhikode                                396

    Kannur                                 1345                   84

    Wayanad                                   49

    Kasaragod                                265


126 polling stations are identified as vulnerable.

W.P.C.31830 & Con.cases -4-

In Idukki there is no polling station identified as sensitive. In

all other districts there are number of polling stations which

are identified as sensitive. 1345 polling stations in Kannur

District are identified as sensitive and this is the largest

number of sensitive polling stations in the State followed by

Ernakulam at 442 and Kozhikode at 3rd position with 396

polling stations.

“8. Sufficient police forces have been deployed in these

sensitive areas to meet law and order problems. Special

care and attention have already been taken by the Police

in these sensitive areas to provide adequate security

measures to the electorate and the polling officials for the

smooth conduct of election in a peaceful atmosphere.

9. All the police forces including Local Police, Armed

Battalion, District Armed Force, Crime Branch, Special

Branch, Vanitha Police etc. are being deployed throughout

the State for the election purpose. Apart from the above

police forces, Excise, Forest and Motor Vehicles

Department employees are also being deployed for the

election to maintain law and order. 15000 Special Police

are being appointed to ensure free and fair election.

Moreover, seven company of police force from Karnataka

are also being deployed in the State for election purpose.

Further, police force from Tamil Nadu is also requested for

being deployed to maintain law and order during election.

10. Polling stations are conveniently categorized into

W.P.C.31830 & Con.cases -5-

different groups according to its proximity between each

other. Mobile Group Patrol and Law and Order Patrol with

wireless sets and mobile phone facilities are also been

arranged to get in touch with each polling stations and to

evaluate the peaceful state of affairs in each polling

stations. Video cameras are also arranged in sensitive

and vulnerable booths to guarantee unruffled

environment throughout the election process.

11. Striking forces are also deployed in all Districts under

Superintendent of Police, Dy.SPs. and Circle Inspectors

with about 9 units to meet any untoward contingencies

during the election period. Hotlines are provided with the

Police head quarters-Secretariat-Intelligence

headquarters-Superintendent of Police office of all

Districts for instant communications, instructions and

directions.

12. Strict instructions have been given to the police

officials to take stringent and instantaneous action in

accordance with law to prevent bogus voting,

impersonation, booth capturing and other electoral

offences. Any attempt to traverse the tranquility in order

to take advantage from countermanding election or any

attempt to interfere with the smooth process of election

will be dealt with seriously. Appropriate and immediate

remedial action will be taken in accordance with law to

defeat such despicable situations.

13. Control Rooms and Help Lines equipped with all

arrangements are made available in all districts to control

the interaction between each of the groups and to make

W.P.C.31830 & Con.cases -6-

available their service at the spot in time whenever it

becomes necessary. The mobile phone numbers of police

officers who are in charge of maintaining law and order

are being circulated among the public by publishing in

daily newspapers.

14. Orders have been issued prohibiting and restricting

carrying of fire arms and lethal weapons till the election

process is over. Thorough checking of vehicles are

directed to be done for 3 days before the day of poll, on

poll day and till the completion of counting of votes to

ensure that no undesirable elements or arms and

ammunitions are smuggled into the constituency from

outside. Directions are also issued not to allow

cars/vehicles to move in convoys of more than 3 vehicles.

Directions have also been issued by the Commission to all

District Collectors and the Director General of Police to

prevent any corrupt practices or electoral offences being

committed at elections.

15. Thus every step is being taken by the Commission

with the assistance of the State machinery and police to

ensure a free and fair election. The police have been

instructed to provide adequate protection to voters,

polling agents of all political parties and candidates and to

assist the election machinery to ensure fair and free poll.

The senior police officials of the State have assured to the

Commission all assistance and help of the police force to

ensure a smooth, free and fair election. The

arrangements are also reviewed each day with the

assistance of the police.

W.P.C.31830 & Con.cases -7-

It is also stated in para 16 as follows:

16. The State Election Commission does not object to

any direction being issued by this Hon’ble Court to the

police to ensure a free and fair poll. However, it is

respectfully submitted that any direction that may be

issued by this Hon’ble Court at this stage with regard to

the arrangements to be made at any polling stations may

lead to total confusion in the arrangements now made by

the State Election Commission for the conduct of elections

to Local Self Government Institutions in Kerala.”

4. We heard the learned counsel for the

petitioners, learned Government Pleader and the learned

Standing counsel appearing on behalf of the Election

Commission and learned counsel for the party respondents

appearing. Learned counsel for the petitioners reiterated the

apprehensions of the petitioners. Learned counsel for the

petitioners lead by Sri. M.Ramesh Chander would contend

that there is no rational basis for the categorization of the

polling stations as sensitive and vulnerable. In other words,

according to them several polling stations which ought to have

been classified as sensitive and vulnerable had not been done

W.P.C.31830 & Con.cases -8-

so and the norms on the basis of which the polling stations

have been classified as sensitive and vulnerable are not

discernible. No materials are there on record apart from the

statement of the Commission which we have already adverted

to. It is submitted by the learned counsel appearing in the

other cases that there is genuine apprehension that the

electoral process would be sabotaged. There is also a

complaint that impersonators will be allowed to vote and

the candidates and their agents will not be allowed to carry

out their work. It is the further complaint that the voters will

not be allowed to freely exercise their franchise.

5. Per contra, the learned standing counsel for the

Commission would submit that it is not correct to say that

there is no rational basis. There are elaborate processes

involved. He reiterates that there are 21612 constituencies

in the State of Kerala in the forth coming election. There

are 37233 polling stations situated in 22061 buildings. The

Election Commission is constituted under the provisions of

Article 243 K of the Constitution. He would submit

that the Commission is appointing observers in all the

W.P.C.31830 & Con.cases -9-

districts . The observers will be senior Administrative officers

in all the districts. He would point out Rule 31 of the Kerala

Panchayat Raj (Conduct of Election ) Rules, 1995. It reads as

follows:

“31.Identification of electors:–(1) The Presiding

Officer may employ at the polling station such person as

he thinks fit to help in the identification of the electors or

to assist him otherwise in taking the poll.

(2) As each elector enters the polling station, the Presiding

Officer or the Polling Officer authorised by him in this

behalf shall check the elector’s name and other particulars

with the relevant entry in the electoral roll and then call

out the serial number, name and other particulars of the

elector.

(3). In deciding the right of a person to obtain a ballot

paper the Presiding Officer or the Polling Officer, as the

case may be, shall overlook merely clerical or printing

errors in an entry in the electoral roll, if he is satisfied that

such person is identical with the elector to whom such

entry relates.

(4). Each elector shall produce either the identity card

issued by the Central Election Commission or Revenue

Card or Ration Card or Passport or Driving Licence or Pass

Book obtained from Bank or Post Office, if demanded by

the Presiding Officer or the Polling Officer authorised by

him in this behalf.”

W.P.C.31830 & Con.cases -10-

6. He would point out that under Rule 32 it is

open to any polling agent to challenge the identify of person.

Rule 33 also deals with safeguards against personation. He

also brought to our notice a Bench decision of this Court a

public interest litigation (W.P.(C) No.1080/2010). Therein

this Court also relied on the provisions of Rule 31 and repelled

the contentions of the petitioner therein for interference by

the Court. The Court took the view that it is a matter which

should engage the attention of the legislative body.

7. Learned standing counsel also brought to our

notice Section 48A of the Kerala Panchayat Raj Act, 1994. It

reads as follows.

“48A. Returning officer, Presiding Officer etc. be

deemed to be on deputation to the Election

Commission.–The Returning officer, the Assistant

Returning Officer, the Presiding Officer, the Polling Officer,

any other Officer and any Police Officer designated for the

time being to conduct a general election or by-election

under the provisions of this Act shall be deemed to be on

deputation to the State Election Commission for the

period from the date of the notification for such election to

the date of declaration of the result of such election and

accordingly, such officer shall be subject to the control,

W.P.C.31830 & Con.cases -11-

supervision and command of the State Election

Commission during that period.”

8. According to him the decision to categorise

polling stations as sensitive or vulnerable is based on

intelligence input by police officers. He fairly contends that

those who sent reports may not by themselves be covered by

Sec.48A. He, however, pointed out that these reports are

sent by Superintendent of Police who are coming under the

purview of Sec.48A.

9. Learned Government Pleader who was asked

to get instructions in regard to the criteria and the basis of

classification of booths as sensitive or vulnerable as the case

may be are concerned, would submit before us that the

categorization is done on the basis of certain criteria. They

include prevailing law and order situation in the area,

anticipated law and order problems and issues and disputes in

a particular area. Sensitive or vulnerable areas are assessed

by the District Special Branch and State Intelligence Wing.

The Electoral Incidents reported during the past elections are

taken into consideration. Learned Government Pleader would

W.P.C.31830 & Con.cases -12-

submit further as follows: That police is deployed in scheme

for the conduct of polling based on the above criteria. That

additional police will be deployed in sensitive and vulnerable

areas. He would further submit that as stated in the

statement of the Commission 7 companies of police from the

Karnataka State have been requested and they have been

allotted to the State. Out of the 7 companies 3 have been

allotted to Kannur district, one company is allotted to

Kasargode and 3 are kept as reserve to be used on the basis

of fresh intelligence inputs. Learned Government Pleader

would further submit that there would be general law and

order patrolling in all the constituencies from the day on which

election campaign ends. It is further submitted that all

directions given by the electoral officers will be complied in

letter and spirit.

10. Learned standing counsel for the Commission

also on enquiries made by us made available certain

judgments of this Court rendered in the context of previous

election . In W.P.(C) 27324/2005 and connected cases, we

notice that a Division Bench of this Court was considering

W.P.C.31830 & Con.cases -13-

almost similar contentions. Learned standing counsel would

point out that there were almost 30 writ petitions filed during

the last election. We notice that after referring to the

submissions the Court specifically directed that if requests

come from the candidates that there is personal threat that

should be promptly attended to.

11. In W.P.C. 27285/2005 after referring to the

undertakings of the Government and the Commission the

Court directed the State to ensure that the undertakings will

be honoured so as to ensure the election process is smoothly

carried out. Taking note of the anxiety expressed by the

petitioners the Court directed that the vigilance as stated

therein should be continued at least up to the time of

declaration of the results.

12. In the Constitutional scheme, the local bodies

play a pivotal role. The elections therefore to the local bodies

must be conducted in the most free and transparent manner.

The local bodies under decentralization of power contemplated

under the Constitution are the closest to the people and there

is much devolution of the power to the chosen

W.P.C.31830 & Con.cases -14-

representatives of these bodies. Therefore , the importance

of holding election in a free and fair manner to the local

bodies cannot be over emphasised. It is the bounden duty of

the Commission and its officers to make every sincere effort

adopting a totally neutral stand and upholding the laws of the

land to conduct elections to the local bodies. It is equally the

duty of the officers of the State, in particular the police officers

that they are quick to respond to the demand in particular of

the officers of the Commission in a fair manner so that people

have continued faith in the democratic process and the voters

in large numbers are persuaded to participate in the

democratic processes. It is in the context of these dimensions

that that we must approach the issues raised in these writ

petitions.

13. Essentially the prayers in the writ petition are

for police protection. We have already extracted the

statement in its essential particulars in the judgment. The

undertakings which have been given by the Commission in

the statement shall be honored in letter and spirit. If threat to

the lives of the candidates or their agents have been brought

W.P.C.31830 & Con.cases -15-

to the notice of the respondent police officers, they shall

ensure that the lives of the candidates and their agents are

protected, if threats are found to be genuine. As far as the

question relating to the protection to voters is concerned, we

emphasise the statement made by the Commission namely

that the police have been instructed to provide adequate

protection to the voters of all political parties. We have

already extracted the submission of the learned Government

Pleader that the police will abide by the directions of the

electoral officers. Reading both these together we feel that it

becomes the duty of the police to give adequate protection to

the voters so that they may exercise their franchise in a free

and fair manner. We also record the submission of the

learned counsel for the Commission that Rules 31 to 33 do

provide for a mechanism to deal with impersonation and that

the said Rules will be strictly enforced. As far as the question

of allowing videography is concerned in some of these cases

petitioners have made request for allowing videogrpahy in

view of the apprehensions of the petitioners. In those writ

petitions relating to sensitive and vulnerable polling stations,

W.P.C.31830 & Con.cases -16-

necessarily videography shall be done in terms of what is

stated in the statement which has been filed by the

Commission. As far as polling stations which have not been

identified as sensitive or vulnerable, in view of the

apprehension of the petitioners, where requests have already

been made by the petitioners to the District Collector of the

District where specific requests have been received for

videographing the electoral process, he will look into it and

take appropriate decision on the same. When such a decision

is taken the District Collector will bear in mind also the

decision of the Apex Court in Janak Singh v. Ram Das Rai &

Others (2005 (2) SCC 1). In cases where the District

Collector finds merit and allows videography, the expenses for

doing videography shall be borne by the petitioners. It is

open to the District Collector to take decision taking into

account all the relevant inputs in the facts of each case. In

cases where requests have not been made by the petitioners

before the District Collector as such it will be open to the

petitioners to approach the District Collector without any delay

and if such a request is received it is for the District Collector

W.P.C.31830 & Con.cases -17-

to take a decision on the same in accordance with law.

The writ petitions are disposed of recording the

submissions on behalf of the Commission and also the learned

Government Pleader and with the directions which we have

given in the judgment.

(K.M.JOSEPH)
JUDGE.

(M.C.HARI RANI)
JUDGE.

MS