PETITIONER:
ERA SEZHIYAN
	Vs.
RESPONDENT:
T.R. BALU AND ORS.
DATE OF JUDGMENT01/03/1990
BENCH:
KANIA, M.H.
BENCH:
KANIA, M.H.
KULDIP SINGH (J)
CITATION:
 1990 AIR  838		  1990 SCR  (1) 767
 1990 SCC  Supl.  322	  JT 1990 (1)	392
 1990 SCALE  (1)377
ACT:
    Representation of the People Act, 1951/Conduct of  Elec-
tion Rules 1961: Sections 60 and 100/Rules 30, 31 37A,	39A,
56  &  70--Rajya Sabha election--Ballor	 paper	marked	with
green ink while blue ball point pen kept in voting booth for
use  by voter--Voting in violation of election	rules--Hence
ballot paper rightly rejected: mark not place in the  column
earmarked for marking the preference but placed opposite the
name of the candidate: intention of the voter clearly  indi-
cated-Hence ballotpapers rightly accepted.
HEADNOTE:
    Election of six Members to the Rajya Sabha by the elect-
ed  Members of the Tamil Nadu Legislature Assembly was	held
in June 1986. The appellant and respondent nos. 1 to 7	were
the  eight candidates in the field. Respondent Nos. 1  to  6
were declared duly elected and the appellant was declared as
having	lost the election. The appellant thereupon filed  an
election petition which was dismissed by the High Court.
    Before  this  Court it was contended on  behalf  of	 the
appellant that: (1) the first preference vote in his  favour
in which the first preference was marked on the ballot paper
in green ink had been wrongly rejected on the ground that it
was marked otherwise than with the article supplied for	 the
purpose,  i.e., the ball-point pen with blue ink  which	 had
been  kept  in the voting booth; and (2)  the  three  ballot
papers	indicating  the first preference in  favour  of	 the
first  respondent, which did not contain the figure  'I'  in
the  space  intended for marking the said figure,  had	been
wrongly accepted. In support of the first contention it	 was
argued	that: (1) the expression "article supplied  for	 the
purpose"  used	in Rule 39A(2)(b) and Rule 73(2)(e)  of	 the
Conduct	 of  Election Rules, 1961, was misconstrued  by	 the
High  Court;  (2) in the context of the	 election  law,	 the
instructions contained in the hand-books, and the  procedure
followed  in respect of the election to Lok Sabha and  State
Assemblies,  the expression "article supplied for  the	pur-
pose"  should be interpreted as meaning "actually given"  or
"handed	 over", and as such the ball-point pen	for  marking
the  preference should have been personally handed  over  to
the voter with instructions to use it for marking his  pref-
erence; (3) the mistake in the present case, namely, marking
768
of  the preference with green ink on the ballot	 paper,	 had
occurred  because no bail-point pen was handed over  to	 the
voter  concerned; and (4) the fundamental rule	of  election
law  is that effect should be given to the intention of	 the
voter  and this could be done only by treating the  vote  as
valid.
Dismissing the appeal, this Court,
    HELD:  (1)	There is a material  difference	 between  an
election  to Lok Sabha or a Legislative Assembly which is  a
direct election with one constituency for each seat and only
the vote is to be cast, and an election to Rajya Sabha which
is  an	indirect election with the  preferential  system  of
voting.	 This  difference has to be taken  into	 account  in
interpreting  the relevant words used in the Rules  relating
to an election. [779D-E]
    (2)	 Rule  39A(2)(b)  read with Rule  37A(2)(a)  of	 the
Conduct	 of Election Rules 1961 prescribes that at an  elec-
tion in a council an elector in giving his vote shall  place
on his ballot paper the figure 'I' in the space opposite the
name  of  the candidate for whom he wishes to  vote  in	 the
first  instance with the article supplied for  the  purpose.
Further, Rule 73 which is directly applicable to the  count-
ing  of votes at elections by Assembly	Members,  prescribes
that  if  on  the ballot paper there is	 any  figure  marked
otherwise  than with the article supplied for  the  purpose,
the ballot paper shall be invalid. [777H; 778A; D]
    (3) The High Court was right in interpreting the expres-
sion  "article supplied for the purpose" in  Rule  39A(2)(b)
and  Rule  73(2)(e) of the Election Rules as  meaning  "made
available  for the purpose" or "provided for  the  purpose."
[778E]
    Ram	 Utar  Singh Bhaduria v. Ram Gaopal  Singh  &  Ors.,
[1976] 1 SCR 191 distinguished.
    (4)	 The  difference in the case of an election  to	 the
Rajya  Sabha makes it wholly unnecessary that the  Presiding
Officer	 or  the Polling Officer should hand over  to  every
votor individually a hall-point pen to mark his vote and  it
is enough if the article for marking the preference, namely,
bail-point pen, is provided to the voter to use the same for
marking his preference or if the pen is placed in such a way
as to make it clear that the marking of the preference is to
be done with that pen and instructions given to use that pen
for marking the preference. [779H; 780A-B]
(5)  It	 is not enough for the vote to be valid that  it  is
possible
769
to gather the intention of the voter to vote for a  particu-
lar  candidate. When the law prescribes that  the  intention
should be expressed in a particular manner, it can be  taken
into account only if it is so expressed. [777E-G]
    Hari Vishnu Kamath v. Syed Ahmad Ishaque & Ors.,  [1955]
1 SCR 1104, refterred to.
    (6)	 Assuming that the voter in this case had  expressed
his intention clearly by marking the figure 1 in green	ink,
he  did	 so in violation of the express	 provisions  of	 the
Rules  which have a statutory force and hence no effect	 can
be given to that intention. [778D]
    (7) Clause (a) of sub-rule (2) of Rule 37A only provides
that the voter shall place on his ballot paper the figure  1
in the space opposite the name of the candidate for whom  he
wishes to vote in the first instance. It is significant that
this  rule does not specifically say that the figure 1	must
be placed in the column earmarked for marking the preference
but  only requires that the figure 1 should be placed  oppo-
site the name of the candidate. [781D-E]
    (8) In the case of the three first preference votes cast
in  favour  of	respondent No. 1 the figure  1	was  clearly
marked	opposite  the name of respondent no.  1,  being	 the
candidate concerned, as required by the express provision of
the said Rule 37A, and the intention of the voter was clear-
ly to cast the first preference in favour of respondent	 No.
1. [782E]
    S. Sivaswami v. V. Malaikannan & Ors., [1984] 1 SCR 104,
referred to.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No.	1577
(NCE) of 1987.
 From the Judgment and Order dated 24.4. 1987 of	the
Madras High Court in Election Petition No. 1 of 1986.
Ram	Jethmalani, Ms. Rani Jethmalani and M.G. Ramachan-
dran for the Appellant.
 R.K. Garg, S. Padmanabhan, K. Raj. Choudhary, R. Mohan,
K. Chandrashekharan, R. Ayyam Perumal, V. Krishnamurthy, S.
Thananjayan, K.V. Vijaya Kumar, A.V. Rangam and V.R. Kari-
thi~ kayan for the Respondents.
770
The Judgment of the Court was delivered by
KANIA, J. This is an appeal from a judgment and order
delivered by a learned Single Judge of the Madras High Court
on April 24, 1987 dismissing an election petition filed by
the appellant.	The appellant herein	was the petitioner
before the High Court and the respondents nos. 1 to 8 herein
were arraigned	as respondents in the same order in	the
election petition. The dispute pertains to the election of
six Members to the Rajya Sabha by the elected Members of the
Tamil Nadu Legislative Assembly. The election was held, as
scheduled, on June 28, 1986. The appellant and	respondents
nos. 1 to 7 were the eight candidates in the field, all	the
nominations having been found valid. The 8th respondent	was
the Returning Officer. The polling took place, as scheduled,
on June 28, 1986 and, immediately thereafter, the ballot box
was opened and the votes were sorted out. The election	was
under the preferential system of voting and the	particulars
of the	first	preferences votes cast and secured by	the
candidates are as follows:
Candidates First Preference Votes 1. Appellant 33 2. 1st Respondent 35 3. 2nd Respondent 31 4. 3rd Respondent 33 5. 4th Respondent 32 6. 5th Respondent 34 7. 6th Respondent 34 8. 7th Respondent nil
 Out	of the 33 first preference votes cast in favour of
the appellant,	one ballot paper was rejected	by the	8th
respondent, the Returning Officer, on the ground that	the
said ballot paper was marked by the voter otherwise	than
with the article supplied for that purpose. It may be	men-
tioned	here that the first preference was indicated on	the
said ballot paper by a ball-point pen with green ink whereas
in the	ball point pen kept along with the ballot box	had
blue ink. The working result sheets of the counting	were
prepared and announced by the 8th
771
respondent. The particulars of the said working result
sheets are as follows:
1. Appellant 3219 2. 1st Respondent 3301 3. 2nd Respondent 3270 4. 3rd Respondent 3300 5. 4th Respondent 3301 6. 5th Respondent 3301 7. 6th Respondent 3301
 In consequence, respondents nos. 1 to 6 were declared as
duly elected and the appellant was declared as having	lost
the election.
 It	is submitted by learned counsel for the appellant,
that (1) the first preference vote in his favour in which
first preference was indicated on the ballot paper in green
ink was wrongly rejected. The rejection of the said ballot
paper by the Returning Officer was duly objected to by	the
appellant at the time of counting. The said ballot paper is
hereinafter referred to as “the said rejected ballot paper”.
If the	said rejected ballot paper had been	received as
valid, the appellant would have the proportionate number of
preference votes and would have been declared elected.
The	second contention raised by the appellant was	that
three ballot papers which did not contain the figure 1 in
the space intended for marking the said figure should	have
been rejected	and the same were wrongly accepted. These
ballot	papers	had been used for casting first preference
votes in favour of the first respondent and if the same	had
been rejected, first respondent would not have been elected
and in his place the appellant would have been elected. Both
the mistakes according to the appellant materially affected
the result of the election.
 Before going into the controversy raised before us, we
may note the relevant provisions of the Election Law.	The
election petition was filed under Chapter-II of the Repre-
sentation of the People Act, 1951 (hereinafter referred to
as “the said Act”). Section 59 of the said Act provides that
at every election where a poll is taken votes shall be given
by ballot in such manner as may be prescribed. We are not
772
concerned here with the special procedure for	voting	pro-
vided in certain cases provided for under section 60	said
Act. Section leo of the said Act deals with the grounds	for
during	elections to be void. The relevant portion of	the
said section reads thus:
“100(1) Subject to the provisions of sub-section (2) if	the
High Court is of opinion–
(a) x x x (b) x x x
(c) That any nomination has been improperly rejected; or
(d) that the result of the election, in so far as it	con-
cerns 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) by the improper reception, refusal or rejection of any
vote or the reception of any vote which is void, or
(iv) by any non-compliance with the provisions of the	Con-
stitution or of this Act or of any rules or	orders	made
under this Act,
the High Court shall declare the election of the returned
candidate to be void”.
 Conduct of Election Rules, 1961 (referred to hereinafter
as “the Election Rules”) came into force on 25th of April,
1961. Rule 30 of the Election Rules prescribes the form of
the ballot papers. Rule 31 of the Election Rules provides
for arrangements at polling stations. Sub-rule (3) of	Rule
31 runs as under:
“(3) the returning officer shall provide at each polling
station	a sufficient number of ballot boxes, copies of	the
relevant part of the electroal roll, ballot papers, instru-
ments for stamping the distinguishing mark on ballot
773
papers	and articles, necessary for electors to mark	the
ballot papers.”
 Rule 39 of the Election Rules deals with the maintenance
of secrecy of voting by electors within polling stations and
the voting procedure. The material portion of sub-rule	(2)
of that rule runs as follows:
“(2) The elector on receiving the ballot paper shall forth-
with–
(a) proceed to one of the voting compartments:
(b) there make a mark on the ballot paper with the instru-
ment supplied for the purpose on or near the symbol of	the
candidate for whom he intends to vote.”
 Rule 70 lays down rules for the conduct of	polls.	The
portion	of Rule 70 material for the purposes of the	case
runs as follows:
“(a) x x x x
(b) to every election in a council unless voting by postal
ballot	has been directed in the whole of that	constituency
under clause (b) of rule 68,
subject to the following modifications, namely:
(i) clause (a) of sub-rule (1) of rule 31 shall not apply to
an election by assembly members;
(ii) in lieu of rules 37 to 40, the following	rules shall
apply:
37A. Method of voting. (1) Every elector has only one	vote
at an	election irrespective of the number of seats to be
filled.
(2) An elector in giving his vote–
(a) shall place on his ballot paper the figure 1 in	the
space opposite the name of the candidate for whom he wishes
to vote in the first instance; and
774
(b) may, in addition, place on his ballot paper the figure 2
or the figures 2 and 3 or the figures 2, 3 and 4 and so	on,
in the space opposite the names of the other candidates in
the order of his preference.
38A. x	x	x	x
39A. Maintenance of secrecy of voting by electors within
polling station and voting procedure–(1) Every elector, to
whom a ballot paper has been issued under rule 38A or under
any other provision of these rules, shall maintain secrecy
of voting within the polling station and for that purpose
observe the voting procedure hereinafter laid down.
(2) The elector on receiving the ballot paper shall forth-
with-
(a) proceed to one of the voting compartments;
(b) record his vote in accordance with sub-rule (2) of	rule
37A with the article supplied for the purpose.
(c) fold the ballot paper so as to conceal his vote;
(d) insert the folded paper in the ballot box; and
(e) quit the polling station:
(It is not necessary to quote the rest of Rule 39A for	the
purposes of this Judgment)
It	was submitted by learned counsel for the appellant
that the express on “article supplied for the purpose”	used
in Rule 39A(2)(b) and Rule 73(2)(e) of the Election Rules
was misconstrued by the High Court. It was submitted by	him
that in the context of the election law and the instructions
contained in the hand-books to which reference will be	made
that expression should be interpreted as meaning “actually
given” or “handed over”. In this regard, reference was	made
to instructions given to the Presiding Officer in respect of
elections to Lok Sabha and State Assemblies. The relevant
instructions in the said hand-book provide that the proce-
dure followed in respect of the election to Lok Sabha	and
State Assemblies is that the Polling Officer or
775
Polling Assistant must give the rubber stamp properly inked
to the voter before he proceeds into the voting booth	for
marking	his choice and the Polling Officer or	Polling	As-
sistant must take back the said rubber stamp from the voter
after he comes out from the voting both having cast his vote
and then hand it over to the next voter and so on. It	was
urged that the same procedure should	have been followed
mutatis matandis in the case of an election to the Legisla-
tive Council like the one in question before us, and if this
were done, it would imply that the ball-point pen for mark-
ing the preference should have been personally handed	over
to the	voter with instructions to use it for	marking	his
preference. This argument is not worthy of acceptance. As
pointed	out by the High Court, the nature of the elections
to the Lok Sabha and the State Assemblies is different	from
that of elections to a Legislative Council or	Rajya Sabha
and this difference has to be taken into account in inter-
preting the relevant words used in the rules relating to an
election. The election to Lok Sabha and the State Assemblies
is a direct election on the basis of a single	member	con-
stituency where the voter has only one choice whereas in the
case of an election to the Rajya Sabha, the said election is
by members of the Legislative Assemblies of the States	and
the election is an indirect election conducted on the prin-
ciple of proportional representation by means of a single
transferable vote. In the case of elections to the Lok Sabha
and State Assemblies, a rubber stamp with arrow cross-mark
is provided with which the voter has to make a mark on	the
symbol	of the candidate of his choice in the ballot paper.
Many of the voters are not familiar with the election proce-
dure and it is in these circumstances that the	requirement
has been provided that a rubber stamp containing the cross-
mark properly inked should be handed over to each voter with
instructions to use the same for marking his vote or choice.
In the case of the election to the Rajya Sabha or a Legisla-
tive Council,	the situation is entirely different.	The
number of voters is limited. One could assume that they	are
reasonably familiar with the procedure of voting; and	the
article	supplied for marking the preference is	a fountain
pen or	ball-point pen. In these circumstances, there is
hardly	any warrant for requiring that the procedure of
handing over personally to each voter the article for mark-
ing his preference should be followed and it	is quite/’
adequate if the article for marking the preference, namely,
the fountain pen or ball-point pen is made available in	the
voting booth with clear instructions that the same should be
used in marking the preference. It must also be borne in
mind that there is no express rule or instruction in connec-
tion with the elections to the RaRajya Sabha by Members of
the State Assemblies or elections to the Legislative Coun-
cils of States which specifically requires that the arti-
776
cle for marking the preference should be handed over to each
voter personally. In these circumstances, in our view,	the
High Court was right in interpreting the expression “article
supplied for the purpose” in Rule	39A(2)(b) and	Rule
73(2)(e) of the Election Rules as meaning “made available
for the purpose” or “provided for the purpose”. Reliance was
placed by learned counsel for the appellant on the decision
of this Court in Ram Utar Singh Bhaduria v. Ram Gopal Singh
& Ors., [1976] 1 SCR 191 and particularly, the	observations
at page 200 of the said report. We are of the view that that
decision as well as the other decisions in this connection
cited before us are in connection with the elections to	the
Lok Sabha or the State Assemblies and have no application to
an indirect election like the election to the Rajya Sabha by
Members of State Assemblies.
 Rule 56 of the Election Rules deals with	counting of
votes.	The material portion of sub-rule (2) of Rule 56 of
the Election Rules runs as follows:
“56. Counting of Votes. (1) The ballot papers taken out of
each ballot box shall be arranged in convenient bundles	and
scrutinized.
(2) The returning officers shall reject a ballot paper–
(a) x x
(b) If it bears no mark at all or, to indicate the vote it
bears a mark elsewhere than on or near the symbol of one of
the candidates on the face of the ballot paper or, it bears
a mark made otherwise than with the instrument supplied	for
the purpose, or	…. ”
 Rule 73 deals with the scrutiny of opening of ballot
boxes and packets of postal ballot papers. The material
portion of sub-rule (2) of Rule 73 runs as follows:
“(2) a ballot paper shall be invalid on which–
(a) the figure 1 is not marked; or
(b) the figure 1 is set opposite the name or more than	one
candidate or is so placed as to render it doubtful to which
candidate it is intended to apply; or
777
(c) x x x
(d) x x x
(e) there is	any figure marked otherwise than with	the
article supplied for the purpose.”
 It	would now be convenient to deal with the first	con-
tention of the learned counsel for the appellant. As we have
already	pointed out, the said rejected ballot paper	was
rejected on the ground that it was marked otherwise	than
with an article supplied for the purpose. As we have already
pointed out, the figure 1 indicating the first preference in
the said ballot paper was marked in green ink whereas in the
ball-point pen kept in the voting booth with the ballot box,
the ink used was blue. The returning officer took the	view
that the said marking of preference in green	ink clearly
established that it was done with a bail-point pen other
than the one which was supplied for marking the preference
and hence the vote was invalid. It was urged by Shri Jeth-
malani	in this connection that although the	marking of
preference was done in green ink, there was no	doubt	that
the intention of the over concerned was to give the first
preference vote to the appellant. It was submitted by	him
that the fundamental rule of election law is	that effect
should be given to the intention of the voter and this could
be done only by treating the vote as valid, as the intention
of the voter was quite clear. Mr. Jethmalani may be right
when he contends that the intention of the voter could be
clearly	gathered and it was to cast the first preference
vote for the appellant. However, it is not enough for	the
vote to be valid that it is possible to gather the intention
of the voter to vote for a particular candidate as pointed
out by the Constitution Bench of this Court in the leading
case of Hari Vishnu Kamath v. Syed Ahmad Ishaque and Others,
[1955]	1 SCR	1104 at page 1132. This Court held that (
1132):
“But when the law prescribes that the intention should be
expressed in a particular manner, it can be	taken	into
account	only if it is so expressed. An intention not	duly
expressed is, in a court of law, in the same position as an
intention not expressed at all.”
 In the present case Rule 39(2)(b) which is applicable to
the election petition before us clearly prescribes that	the
vote must be cast by the voter in accordance with the	said
sub-rule (2) of Rule 39 of the Election Rules, with	the
article	supplied for the purpose. Rule 39A(2)(b) read	with
Rule 37A(2)(a) prescribes that an elector in giv-
778
ing his vote shall place on his ballot paper the figure 1 in
the space opposite the name of the candidate for whom he
wishes	to vote in the first instance with the article	sup-
plied for the purpose. Hence, unless the ball-point pen kept
with the ballot box is not to be regarded as	the article
supplied for marking the preference, the intention of	the
elector in the present case cannot be given effect to as it
was expressed in a manner inconsistent with the provisions
in the rules. Clause (b) of sub-rule (2) of Rule 56 of	the
Election Rules provides inter alia that if a ballot paper
contains a mark made on it otherwise than with the instru-
ment supplied for the purpose, the returning officer shall
reject	the said ballot paper. Rule 73 is included in	Part
VII of	the Election Rules and that Part applies to	the
counting of votes at elections by Assembly members. Clause
(e) of sub-rule (2) of Rule 73 of the Election Rules set out
earlier that a ballot paper shall be invalid on which there
is any figure marked otherwise than with the article	sup-
plied for the purpose. Rule 73 is directly applicable to the
case of the election in question and as aforesaid it	pre-
scribes	that if on the ballot paper there is	any figure
marked	otherwise than with the article supplied for	the
purpose, the ballot paper shall be invalid. Assuming	that
the voter in this case had expressed his intention clearly
by marking the figure 1 in green ink, he did so in violation
of the express provisions of the Rules which have a statuto-
ry force and hence no effect can be given to that intention.
It	was next argued in this connection that the expres-
sion “article supplied for the purpose” as used in the	said
Rules 39A(2)(b) and 73(2)(e) was misconstrued by the Presid-
ing Officer and the High Court in the present case. It	was
submitted by learned counsel for the appellant that	Rule
56(2)(b) was not complied with by making a ball-point	pen
available in the polling compartment near the ballot box for
the use of the electors in marking their preference as	law
required that	the Polling Officer should personally	hand
over the bali-point pen to the voter before he proceeds to
the voting booth with instructions to mark his preference
with that ball-point	pen. He referred to the hand-book
dealing	with the procedure prescribed in elections to	the
Lok Sabha and to the Legislative Assemblies and submitted
that the said procedure was applicable mutatis mutandis to
elections to the Rajya Sabha and the Legislative Councils.
It was urged by him that the second proviso to clause (e) of
sub-rule (2) of Rule 73 of the Election Rules provides	that
if the returning officer is satisfied that any such defect
as is mentioned in the said clause has been caused by	any
mistake	or fault on the part of the Presiding	Officer or
Polling	Officer, the ballot paper shall not	be rejected
merely on the ground of the said defect. It was contended by
him that the Polling Officer was bound to hand over to
779
each voter individually the ball-point pen to be used	for
marking	his preference on the ballot paper. He submitted
that the duty of the Polling Officer was to hand over	the
ball-point pen to the voter to use the same for marking	his
preference and it was also his duty to take back the	said
pen from the voter after he has cast his vote and given	the
same to the next voter. He urged that merely	providing a
bail-point pen	for voting did not constitute	substantial
compliance with Rule 39A(2)(b) or Rule 73(2)(e). He urged
that the mistake in the present case, namely, marking of the
preference with green ink on the ballot paper, had occurred
because	no bail-point pen was handed over as aforesaid to
the voter concerned. We are unable to accept this submis-
sion. The procedure followed in an election to the Lok Sahba
or the State Assembly is to give to the voter a rubber stamp
for voting with an arrow mark properly inked with instruc-
tions to use the same for voting before the voter enters the
voting	compartment to put his mark against the name of	the
candidate for whom he desires to vote and to take the rubber
stamp back from the voter when he comes out of	the voting
compartment and to repeat this process for every voter. In
the first place, it must be noticed that there is no rule or
standing order requiring the Presiding Officer or to follow
this procedure in the case of an election to the Rajya Sabha
or Legislative	Council of a State. There is	a material
difference between an election to Lok Sabha or a Legislative
Assembly which is a direct election with one	constituency
for each seat and only vote is to be cast and an election to
Rajya Sabha which is an indirect election with the preferen-
tial system of voting. Sub-rule (2) of Rule 39 which is
applicable to	such an election to a Legislative Assembly
provide	that the elector on receiving the ballot paper	has
to make a mark on the ballot paper with the instrument
supplied for the purpose on or near the symbol of the candi-
date for whom he intends to vote. It is only in the case of
an election like this that it becomes necessary to provide a
rubber stamp properly inked to the voter to mark his prefer-
ence. It must be remembered that in such an election case,
the number of voters or electors is extremely large and many
of them might be unfamiliar with the voting procedure. An
election to the Rajya Sabha, on the other hand, is an indi-
rect election with multiple candidates’ constituency and the
system	of voting followed is the preferential system of
voting.	Rule 37A of the Election Rules which is applicable
to such an indirect election by virtue of the provisions of
Rule 70 provides that an elector in giving his	vote shall
place on his ballot paper figure 1 in the space opposite the
name of the candidate for whom he wishes to vote in	the
first instance. This difference in the case of an election
to the	Rajya Sabha makes it wholly unnecessary that	the
Presiding Officer or the Polling Officer should hand over to
780
every voter individually a bail-point pen to mark his	vote
and it	would quite wholly be adequate if the	article	for
marking the preference, namely, a ball-point pen, is provid-
ed to the voter to use the same for marking his preference
or if the pen is placed in such a way as to make it clear
that the marking of the preference is to be done with	that
pen and instructions given to use that pen for marking	the
preference. The evidence of the returning officer, which has
been accepted by the High Court is to the effect that there
were two voting compartments in the polling booth and in
each of them a ball-point pen with blue ink was kept as soon
as an	elector	went into the polling	booth,	one Polling
Assistant gave	him his identity slip and another Polling
Assistant gave to the elector printed copies of Rules	37A
and 39A of the Election Rules and a copy of the	guidelines.
Then the elector went to the first Polling	Officer	who
obtained his signature in the counter-foil of	the ballot
paper and instructed the elector that he should mark	his
preference on the ballot paper with the article kept for the
purpose	inside	the voting compartment. Another Polling
Officer	gave the ballot paper to the voter and again	in-
structed him to go into the voting compartment and mark	the
ballot	paper with the article kept there for that purpose,
fold the ballot paper before coming out and put in into	the
ballot box in front of the Polling Officer. In the light of
this evidence, we are of the view that the ball-point	pen
with blue ink kept in the voting compartment for marking the
preference must be regarded as the article supplied for that
purpose, namely, the purpose of the voter marking his pref-
erence	on the ballot paper. It was submitted	by learned
counsel for the appellant that it was possible that a voter
might have used his own pen if the pen kept in	the voting
compartment was not working and such a vote cannot be	re-
garded as invalid. We are not concerned with a case of	that
kind here as there is no evidence that in any	voting	com-
partment the ball-point pen kept there was not working. It
was next urged that if a voter had used another ball-point
pen, that is, other than the one kept in the voting compart-
ment containing the blue ink, it would not have been possi-
ble to	find out that the preference marked with such a
bail-point pen had been used for marking the preference	and
not the pen supplied. This is of no relevance here.	The
possibility that in a given case a breach of the rules	may
be difficult to detect cannot lead to the conclusion	that
the mandatory	requirement that preference on	the ballot
paper must be	marked with the article supplied for	the
purpose	should be regarded as not binding in law. We	are,
therefore, of the view that the said ballot paper was right-
ly rejected by the returning officer and the arguments urged
by learned counsel for the appellant in that contention must
be rejected.
781
 The	next point is regarding the three first preference
votes cast in favour of respondent no. 1 which were accepted
by the returning officer as stated earlier. In	respect of
these three votes, the figure 1 is marked,	not in	the
right-hand column opposite the name of respondent no. 1, but
in the left-hand column containing the name of candidate and
opposite the name of respondent no. 1. The appellant unsuc-
cessfully objected to the validity of these three ballot
papers on the ground that the first preference had not	been
marked	in the space provided for that purpose opposite	the
name of the candidate concerned, namely, respondent no. 1,
as required by Rule 37A(2). It was submitted	by learned
counsel for the appellant that the returning officer as well
as the	High Court were in error in holding that the	said
three ballot papers were valid. We propose to discuss	this
controversy very shortly because we are in full agreement
with the reasoning and conclusions given by the High Court
in its impugned judgment in coming to the conclusion	that
the returning officer was justified in rejecting the objec-
tions preferred by the appellant to the said three votes and
holding	that the same were valid. The relevant	portion of
Rule 37A(2) of the Election Rules has already	been quoted
earlier. Clause (a) of sub-rule (2) of that Rule only	pro-
vides that the voter shall place on his ballot paper	the
figure i in the space opposite the name of the candidate for
whom he wishes to vote in the first instance. it is signifi-
cant that this rule does not specifically say that	the
figure 1 must be placed in the column earmarked for marking
the preference but only requires that the figure 1 should be
placed	opposite the name of the candidate. Sub-rule (4) of
Rule 71 which is a definition runs as follows:
“71(4):	‘first preference’ means the figure 1 set opposite
the name of a candidate; ‘second preference’ means	the
figure 2 set opposite the name of a candidate; ‘third pref-
erence’ means the figure 3 set opposite the name of a candi-
date, and so on;”
 It	is significant that in this sub-rule also there is
nothing to indicate that the preference must be indicated in
the column reserved for that purpose, the only	requirement
being that the figure 1 should be written opposite the	name
of the candidate. Similarly, sub-rule (2)(b) of Rule 73 only
lays down that if the figure 1 is set opposite the name of
more than one candidate or is so placed as to render it
doubtful to which candidate it applied, the ballot paper
would be invalid. Sub-rule 12) of Rule 73 deals with	the
invalidity of ballot papers and that subrule nowhere states
that merely by reason of the preference being
782
marked	in the wrong column, if the marking is opposite	the
name of the candidate concerned, the ballot paper shall be
rendered invalid. It is true that the column in which	the
preference should have been marked and intended for	that
purpose	was the column on the righthand side of the first
column	where the name of the candidate was to be put;	but
there is no express provision to the effect that unless	the
preference is marked in the correct column, the ballot paper
would be invalid. In such a situation, the principle enunci-
ated by this Court in several judgments and reiterated in S.
Sivaswami v.V. Malaikannan & Ors., [1984] 1 SCR 104 that the
primary	task of the Court in a case where the	question is
whether	the ballot paper is invalid is to ascertain	the
intention of the voter, must be applied. In that case,	the
Court held that the ballot paper shall not be	rejected as
invalid	if it is reasonably possible to gather	a definite
indication from the marking so as to identify the candidate
in favour of whom the vote had been intended to be given.
This, of course, is subject to the rule that before a ballot
paper is accepted as valid the ballot paper must not be
invalid under any other express provision and the intention
of the	voter must not be expressed in a manner which is
contrary tO or totally inconsistent with the	manner	pre-
scribed	under	the said Act or the Election Rules for	ex-
pressing the same. In the case of the said, three votes in
question, the figure 1 was clearly marked opposite the	name
of respondent	no. 1, being the candidate concerned, as
required by the express provision of the said Rule 37A	and
the intention	of the voter was clearly to cast the first
preference in favour of respondent no. 1. In these circum-
stances, the ballot papers were rightly accepted by	the
returning officer as valid and the High Court was justified
in coming to the conclusion to which it has arrived.
In the result, the appeal fails and is dismissed. Howev-
er, considering the facts and circumstances of the case,
there will be no order as to costs.
R.S.S.						Appeal	dis-
missed.
783