High Court Kerala High Court

Pankjakshan vs Murugadas on 3 September, 2008

Kerala High Court
Pankjakshan vs Murugadas on 3 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 39 of 2008()


1. PANKJAKSHAN, AGD 36 YEARS,
                      ...  Petitioner

                        Vs



1. MURUGADAS, AGED 30 YEARS
                       ...       Respondent

                For Petitioner  :SRI.GEORGE POONTHOTTAM

                For Respondent  :SRI.M.K.DAMODARAN (SR.)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :03/09/2008

 O R D E R
                     PIUS.C.KURIAKOSE & J.
                       ------------------------
                       M.F.A.No.39 of 2008
                       ------------------------

             Dated this the 3rd day of October, 2008

                            JUDGMENT

The defeated candidate, in an election to the District

Panchayat of Palakkad District from Vandithavalam Division, is

aggrieved by the order of the Election Tribunal dismissing the

election petition which he filed as E.P. No.173/2005 and hence

this first appeal under Section 113 of the Panchayat Raj Act. The

respondent, who was respondent before the Election Tribunal, is

the successful candidate. Parties will be referred to as they were

before the Election Tribunal.

2. The election petition was filed under Sections 87, 88,

89, 91, 92, 100, 102 and 103 of the Kerala Panchayat Raj Act,

1994 and the prayer in the petition was for recounting of the

votes and for declaration of the petitioner as the returning

candidate. The case of the petitioner, as averred in the petition,

was that he contested in the election as official candidate of the

Indian National Congress (I) with the symbol ‘Hand’. The

respondent contested the election as an official candidate of

M.F.A.No.39/2008 2

Janatha Dal (S) with the symbol of that party. The counting of

the votes was held for grama panchayat, block panchayat and

District Panchayat at Chittur Government College on 27/9/2005.

For the purpose of counting, the State Election Commission

provided 25 result sheets. In 12 Vandithavalam Division to

which the petitioner contested, the total number of voters was

69281. Out of them 46,782 exercised their franchise. At the

counting, 1221 votes were declared as invalid votes. Out of this,

certain votes cast properly and without any ambiguity were

also kept aside as invalid by the counting officers. Whenever,

objections were raised, it was declared that those votes will be

again verified and counted for, if found valid. However, even

after completing the counting, those votes were not rechecked.

As per the votes recorded by the counting agencies the petitioner

secured 22810 votes while the respondent secured 22751 votes.

But the returning officer declared the respondent as duly elected.

It is contended that for the purpose of declaration of the result,

number of votes secured by the respondent is taken as 22818

as against 22743 by the petitioner. Declaration was made at

2.30 A.M. on 28/9/2005. Noticing the apparent mistake, the

M.F.A.No.39/2008 3

petitioner instantaneously gave a complaint to the Returning

Officer, stating that there is apparent mistake in the addition and

tabulation of votes apart from other illegalities and improprieties

in the counting. The Returning Officer rejected the petitioner’s

request for recounting. On the same day itself the petitioner filed

application before the District Collector and the Chief Election

Commissioner, requesting for stoppage of declaration of result

and recounting of votes. Thereafter, the petitioner preferred

another application before the Election Commission stating the

discrepancies in the counting and requesting for verification of

the correctness of the election. It is highlighted that there is

apparent mistake in the tabulation and addition of the votes

secured by the petitioner from booth No.2 Ward No.13,

Pattikulam of Perumatty Grama Panchayat. From this booth, the

petitioner secured 279 votes while the respondent secured 212

votes. While writing the votes as secured by the candidates,

the votes secured by the petitioner has been included as the vote

secured by the respondent relating to booth No.2 of Ward No.13

of Pattikulam. So also the votes secured by the respondent from

the said booth has been included as the votes secured by the

M.F.A.No.39/2008 4

petitioner. Thus the difference of 67 votes arose. 67 votes

were deducted from the account of the petitioner and added to

the account of the respondent. Had it not been so, the petitioner

would have secured 22810 as against 22751 by the respondent.

This is clear from the pattern of votes secured by the other

candidates in the Grama Panchayat and block Panchayat of

Booth No.2 of Ward No.13 of Perumatty Grama Panchayat.

Hence the petitioner prayed for recounting of the votes held in

Booth No. 2 of Ward No.13 of Perumatty Grama Panchayat and

for declaration that the petitioner is duly elected candidate to D9

District Panchayat from 12 Vandithavalam Division in Palakkad

District.

3. Serious counter was filed by the respondent contending

that the petition does not maintainable and the the pleadings

raised in the petition are without bona fides or truth. The

petitioner’s claim that he secured 22810 as against 22751

secured by the respondent is strongly denied. It is stated that

the petitioner claim that he preferred application before the

District Collector and Chief Election Commissioner for stoppage of

declaration of result is false. It is stated that the petitioner’s

M.F.A.No.39/2008 5

contention that there was mistake in the tabulation and addition

of votes secured by him from booth No. 2 in Ward No.13 of

Pattikulam and Perumatty Grama Panchayat is wrong. Equally

wrong is the claim that the petitioner secured 279 and the

respondent secured 212 votes from the said booth. The

petitioner’s contention that a mistake crept in while adding the

votes in booth No.2 in Ward 13 of Perumatty Grama Panchayat

was stoutly denied. It is then contended that the petitioner has

not complied with the mandatory provisions of Kerala Panchayat

Raj Act in filing the petition. It is also contended that there is

no case made out for declaring the petitioner as the returned

candidate and the petitioner has not made any objection in

writing to the returning officer regarding the recounting of votes.

Subsequently, the petitioner has invoked jurisdiction of the

Chief Election Commissioner for recounting of the votes. For

that reason also, the present election petition is not

maintainable.

4. At trial, witnesses PWs 1 to 6 were examined and

Exts.A1 to A5 were marked on the side of the petitioner and no

evidence was adduced on the side of the respondent. Further,

M.F.A.No.39/2008 6

Ext.X1 to 7 were also marked. The learned Judge formulated

the following points to be considered in the appeal;

1. Whether the recounting of polled in

booth No.2, Ward No.13 of Pattikilam of

Perumatty Grama Panchayat in the election to

D9 District Panchayat is necessary ?

2. Whether the petitioner is entitled to

get an order for declaration of the election of

respondent to D9, District Panchayat from

Vandithavalam Division as invalid and illegal

and to set aside the same after recounting ?

3. Whether the petitioner is entitled to be

declared duly elected to D9, District Panchayat

from 12 Vandithavalam Division after re-

counting ?

4. What order as to costs ?

5. The learned District Judge considered the Points Nos. 1 to

3 together. Even though several contentions were raised at the

time of hearing, the counsel for the petitioner confined his

M.F.A.No.39/2008 7

dispute regarding the votes in Booth No.2 in Ward 13 of

Perumatty Grama Panchayat. PW4 Returning Officer gave

evidence to the effect that Ext.X3 is the result sheet of the

candidates. He stated that votes secured by the candidates

belonging to the same political group contesting in election to

Grama Panchayat, District Panchayat, Block Panchayat will vary.

The learned District Judge found that this variation was natural

and that the evidence of PW4 will not be of any assistance to the

petitioner. PW 5 is the Returning Officer of Perumatty Grama

Panchayat election. Ext.X4 is the result sheet signed by PW5

in the aforesaid election relating to Perumatty Grama Panchayat

from Ward No.13. He does not have information regarding the

political alliance of the various candidates and combination

between the various political parties inter se. The learned

District Judge found that the votes secured by the candidates

shown in Ext.X4 result sheet is not comparable with the election

to which the petitioner and the respondent contested. PW-6 was

the Returning Officer for the Block Panchayat election. Exts.X5

and X6 are the nomination forms of the two candidates, who

contested to that election. He also testified that even when

M.F.A.No.39/2008 8

candidates are contesting to Block Panchayat and Grama

Panchayat and District Panchayat with the support of the very

same political group and the voters are casting their votes in the

very same booth, number of votes will always vary depending

upon the personality cult, influence and other relevant factors.

The learned Judge correctly found that the evidence of this

witness will not be of any assistance to the petitioner. Ext.X1

was the result sheet of the election and the same was marked

with the consent of the counsel. Ext.X1 was not relied on by the

learned Judge for the reason that the same does not pertain to

booth No.2 in Ward No.13 of Perumatty Panchayat, to which the

petitioner confined his submissions at the time of argument.

PW 3 is the assistant Returning Officer, who is the signatory to

Exts.X1 and X2. Exts.X1 and X2 do not relate to the votes

secured by the petitioner or the respondent and hence they were

found to be irrelevant to decide the issue. Ext-X2(e) to (f) are

the result sheets relating to the votes secured by the petitioner

and the respondent from Perumatty Panchayat. PW-3 is the

signatory to Exts.X2(e) to (f). PW-3 testified that according to

Ext.X2(f) the petitioner secured 212 votes and the respondent

M.F.A.No.39/2008 9

secured 279 votes. It is testified further that the result sheets

were given to the agents of the candidate for perusal and at that

time the agents have not raised any objection regarding the

entries in the result sheets. He stated that if any complaint or

request for recounting had been made then and there, the same

would have been acknowledged by him and he would have

contacted the returning officer for taking further steps. He

stated further that the entries in Ext.X2 series were made by

him after verification and it is thereafter he put the signature.

The result sheet were also given to the Returning Officer.

According to the learned District Judge, despite cross

examination, the evidence of this witness corroborated that he

had made all entries with due care and caution and that those

entires were verified and given to the agents of the candidates

for verification and it is only thereafter that he signed the same.

The learned Judge noticed that this witness was summoned by

the petitioner, however, was not sought to be declared hostile or

cross examined by the petitioner. The learned Judge did not

become inclined to accept the case of the petitioner that his

counting agent and he promptly raised objection at the time of

M.F.A.No.39/2008 10

counting itself. Ext.A1 is the copy of the complaint dated

28/9/2005. Ext.A2 is copy of the petition filed by the petitioner

before the Election Commissioner, Thiruvananthapuram. Though

Ext.A2 is dated 1/10/2005, the same was seen verified and

declared only on 25/10/2005 which was one month after the

election. Ext.A2, according to the learned Judge, affects

genuineness of Ext.A1. The learned Judge noticed that there

was no evidence to show that Ext.A1 was sent by Registered Post

or ordinary post or directly filed before the Election Commission.

Ext.A3, being an unauthenticated Photostat copy of the result

sheet, was rejected by the District Judge as unreliable document.

Ext.A4 is a copy of the order passed by the Returning Officer,

District Panchayat and District Collector, Palakkad. It was

noticed by the District Judge that the contention of the petitioner

before the District Collector was that counting of votes was taken

up simultaneously at District/Block/Grama Panchayat level and

because of this counting agents were unable to put attention to

the counting tables. The further contention raised before the

District Collector was that some other votes held in favour of the

UDF candidates were attached to the bundle of LDF candidates.

M.F.A.No.39/2008 11

The learned District Judge noticed that the order passed by the

District Collector is a well reasoned order and it was correctly

found by the District Collector that there was no evidence to

substantiate the allegation of the petitioner that some of the

UDF votes were attached to the bundles of the LDF votes.

Variation in the stand taken by the petitioner before the court in

the election petition and before the District Collector at the time

of hearing was noted by the District Judge. It was noticed that

the complaint raised in the election petition was not raised in

Ext.A4 at the earliest point of time. Ext.A5 is the intimation

received from the State Election Commission to the petitioner

stating that the dispute is outside the purview of the State

Election Commission. The District Judge, however, highlights

that copy of the complaint in respect of which Ext.P5 was

received is not produced by the petitioner. But, the learned

District Judge would rightly discern from Ext.A5 itself that the

complaint was regarding the counting of votes. It is confined to

wrong entry in the result sheet relating to booth No. 2 of ward 13

of Pattikulam. Thus, the District Judge held that the petitioner

does not have a definite and consistent case. The learned

M.F.A.No.39/2008 12

District Judge has analised the evidence given by PW-2, counting

agent of the petitioner. It is highlighted that specific question

was put to PW-2 as to the dispute regarding the entries in the

tabular form, he answered that he has not signed it. PW-2

admitted that entires in the tabulation form could be seen from

the candidate as well as the agent and that they have got every

right to verify the same. It was also admitted that they did not

make any request for verification of the same. In the light of

PW-2’s evidence, the learned District Judge observed that the

petitioner’s contention that mistake had crept in while preparing

the result sheet is not correct. The learned District Judge has

made analysis of the evidence adduced by the PW1, the

petitioner. It was noticed that the petitioner had admitted that

he has not filed any complaint to the Returning Officer at the

counting station at Chittur College regarding the mistaken

entries in the result sheet. PW-1’s version that the allegation is

raised on the basis of a comparison of the entries noted by the

counting agent and the entires prepared by himself was rejected

by the District Judge as baseless and self serving. It was seen

that the petitioner could obtain details of the votes secured from

M.F.A.No.39/2008 13

the District Collector only in the evening on 30.9.2005 and it is

only thereafter that he will be able to know the alleged mistake.

Absence of definite pleadings and evidence to that effect in the

plea, the variation between the stand taken by the petitioner at

different stages are all highlighted by the District Judge. The

learned District Judge declined the request of the petitioner for

invocation of Section 115(2) of the Panchayat Raj Act and

ultimately dismissed the Election Petition directing the parties to

suffer costs.

6. I have heard submissions of Sri. George Poonthottam,

the learned Counsel for the petitioner, when this first appeal

came up for consideration. It was submitted by Sri.George

Poonthottam, learned counsel for the petitioner, that the dispute

falls within a very narrow campus and the same can be resolved

by perusing the tabulation sheet in respect of Booth No.2 of Ward

No.13 of Perumatty Grama Panchayat. Considering that

submission, I passed the following orders on 2/7/2008.

                 "The    State    Election   Commission,

            Thiruvanathapuram    is  directed  to   make

M.F.A.No.39/2008                14

available the tabulation sheet in respect of

booth No.2 in Ward No. 13 of Perumatty

Grama Panchayat in respect of Division No.12

Vandithavalam (Palakkad District Panchayat).

Handover a copy of this order to

Sri.Murali Purushothaman, Standing Counsel

for the Election Commission who will ensure

compliance of the above order. Tabulation

sheet called for will be made available in a

sealed cover. Post on 18/7/2008.”

7. The Standing Counsel for the State Election Commission

Sri. Murali Purushothaman, pursuant to that order produced

tabulation sheet in a sealed cover on 18/7/2008. I ordered

that the same will be kept under safe custody as part of the

records. Thereafter, on 25/7/2008 , after hearing both sides

and Sri.Murali Purushothaman, learned Standing Counsel for the

Election Commission I passed the following order;

“Mr.Murali Purushothaman, the

learned Standing Counsel for the Election

M.F.A.No.39/2008 15

Common is directed to file a statement

regarding the actual number of votes polled

by the appellant and the respondent in

booth No.2 of Ward No.13 of perumatty

Panchayat, i.e. the election in dispute. This

will be done after verifying the ballot

papers. In order to enable the Standing

Counsel to file the statement as directed

above, the District election Officer will

collect the ballot papers from the concerned

treasury. Post on 13/8/2008.


               Handover a copy of this order to the

         Standing     Counsel    for   the    Election

         Commission.

8. Thereafter, I.A. No.1982/2008 was filed by the

respondent seeking recall of the order dated 25/7/2008 and

considering that I.A. I dispose of the I.A. issuing the following

order ‘;

“Heard Sri.M.K.Damodaran and

Sri.George Poonthottam the learned counsel

M.F.A.No.39/2008 16

for the appellant. Having regard to the

submissions addressed, this I.A. is disposed

of in the following terms;

The order dated 25/7/2008 will be kept

in abeyance till such time as the MFA is

finally disposed of. Post on 11/8/2008 at

1.45″.

9. Very extensive submissions were addressed before by

Sri.George Poonthottam, learned counsel for the appellant, who

drew my attention to Annexure A1, A2, , A5, Ext.X7, X2(f) and

to the oral evidence adduced in the case particularly evidence of

PWs2 and PW1. Sri.M.K.Damodaran, learned Senior counsel for

the respondent would meet all the submissions of

Sri.Poonthottam. My attention was drawn by Sri.Damodaran to

Rules 48,49,51 and 54 of the Kerala Panchayat Raj (Conduct of

Election Rules) and to the statutory Forms 24,24(a) and 25.

Sri.Damodaran also draw my attention to certain portions of the

evidence in the case. Strong reliance was placed by

Sri.M.K.Damodaran on the judgment of the Supreme Court in

M.F.A.No.39/2008 17

Ram Sewak Yadav. Hussain Kamil Kidwai and others ( AIR

1964 Supreme Court 1249), Tanaji Ramachandra Nimhan v.

Swati Vinayak Nimhan & Ors.( AIR 2006 S.C.1218), Judgment of

Sri.Padmanabhan J in Balaram v. Aravindakshan (1988 (1)

KLT 615), judgment of a Division Bench of Court in Dominic v.

Gopalakrishnan (1993 (2) KLT 88) to the Judgment of the

Supreme Court in P.K.K.Shamsudeen v.K.A.M.Mappillai

Mohindeen and others (AIR 1989 Supreme Court 640). To the

judgment of the Supreme Court in M.R.Gopalakrishnan v.

Thachady Prabhakaran and Others (1995 Supp(2) Supreme

Court Cases 101) and also to the judgment of the Supreme Court

in Bhabhi v. Sheo Govind ( AIR 1975 SC 2117).

10. Sri.George Poothottam, in reply would rely on the

observations of the Supreme Court in paragraphs 67 and 8 of

the judgment reported in 1964 Supreme Court 1249(supra).

The entire lower court records are available and I have scanned

them.

8. Having considered the rival submissions addressed before

me by Sri.George Poonthottam, learned counsel for the

petitioner and the learned Senior counsel Sri.Damodaran in the

M.F.A.No.39/2008 18

light of the evidence available in the case and the ratio emerging

from the various decisions cited before me by Sri.Damadaran

which throw light on the aspects to be kept in mind by Election

Tribunal while trying election petitions and while considering

requests for recounting, I am of the view that there is no warrant

for interfering with the Judgment of the Election Tribunal. As

rightly noticed by the learned District Judge, the appellant

petitioner did not have a consistent case and at any rate the

evidence adduced in this case falls short of holding that mistake

as alleged by him crept into the tabulation sheet while recording

the votes secured by the petitioner and the respondent in Booth

No. 2. Recounting is to be allowed only when the same is

absolutely necessary and warranted by the evidence oral,

documentary and circumstantial. The evidence in this case will

not justify the recounting asked for and I do not find any reason

not to accept the submission of Sri.Murali Purushothaman,

learned Standing counsel for the Election Commission on the

basis of the instructions from the custodian of the ballot papers

that even if recount is ordered no useful purpose will be served

from the point of the petitioner.

M.F.A.No.39/2008 19

The result is that the M.F.A will stand dismissed, but in the

circumstances, without any order as to costs.

PIUS.C.KURIAKOSE,JUDGE

dpk