High Court Patna High Court - Orders

Renu Devi vs Kusum Devi &Amp; Ors on 13 July, 2010

Patna High Court – Orders
Renu Devi vs Kusum Devi &Amp; Ors on 13 July, 2010
     IN THE HIGH COURT OF JUDICATURE AT PATNA

                   LPA No.352 of 2010

RENU DEVI W/O NAVIN SINGH R/O VILL.- NIMA, P.O.
SHYAM NAGAR NIMA, P.S. AMAS, DISTT.- GAYA
                         ...RESPONDENT - APPELLANT

                 VERSUS

1. KUSUM DEVI W/O MATHURA PRASAD RAVIDAS R/O
VILL.- AKAUNA, P.O. SHERGHATI, P.S. AMAS, DISTT.- GAYA
2. ZUBAIDA KHATOON W/O MUNSHI NAYEEMUDDIN R/O
VILL.- BAIDA, P.O. SHERGHATI, P.S. AMAS, DISTT.- GAYA
3. DURGAWATI SINGH W/O SATYENDRA KUMAR SINGH R/O
VILL.- NIMA, P.O. SHYAM NAGAR NIMA, P.S. AMAS, DISTT.-
GAYA
4. NAZRINA KHATOON W/O AFROZ KHAN R/O VILL.-
SUPAIL, P.O. SHYAM NAGAR NIMA, P.S. AMAS, DISTT.-
GAYA
5. PUNAM DEVI W/O ASHOK KUMAR SINGH R/O VILL.-
NIMA, P.O. SHYAM NAGAR NIMA, P.S. AMAS, DISTT.- GAYA
6. BABITA DEVI W/O LAXMAN MANJHI R/O VILL.- SUPAIL,
P.O. SHYAM NAGAR NIMA, P.S. AMAS, DISTT.- GAYA
7. MADHURI DEVI W/O ARUN KUMAR MAURYA R/O VILL.-
AKAUNA, P.O. SHERGHATI, P.S. AMAS, DISTT.- GAYA
8. SHAHNAZ KHATOON W/O NEYAZ AHMAD KHAN R/O
VILL.- SUPAI, P.O. SHYAM NAGAR NIMA, P.S. AMAS, DISTT.-
GAYA
9. SHAHNAZ BANO W/O MD. KHALIQUR RAHMAN R/O
VILL.- BAIDA, P.O. SHERGHATI, P.S. AMAS, DISTT.- GAYA
10. SHANTI DEVI W/O RAJESHWAR SINGH R/O VILL.- NIMA,
P.O. SHYAM NAGAR NIMA, P.S. AMAS, DISTT.- GAYA
11. SHOBHA DEVI W/O SHARVAN KUMAR R/O VILL.-
AKAUNA, P.O. SHERGHATI, P.S. AMAS, DISTT.- GAYA
12. SALMA KHATOON W/O MD. IRSHAD ANSARI R/O VILL.-
AKAUNA, P.O. SHERGHATI, P.S. AMAS, DISTT.- GAYA
13. SUFI KHATOON W/O KHAIRUDDIN AHMAD R/O VILL.-
KURMATHU, P.O. SHYAM NAGAR NIMA, P.S. AMAS, DISTT.-
GAYA
14. THE STATE OF BIHAR THROUGH PRINCIPAL
SECRETARY PANCHAYATI RAJ GOVT. OF BIHAR, PATNA
                         ... RESPONDENTS- RESPONDENTS
                                           2




       15. SABINA KHATOON W/O BADRUDDIN AHMAD R/O VILL.-
       KURMATHU, P.S. AMAS, DISTT.- GAYA
                        ..... WRIT PETITIONER- RESPONDENT

                            -----------

FOR THE APPELLANT : M/s Rajendra Pd. Singh, Sr Advocate
Rajeev Kr. Singh, Nand Kishore Singh
Rakesh Kr. Singh, Advocates
FOR THE RESPONDENT : Mr S.B.K. Mangalam, Advocate

———-

PRESENT

THE HON‟BLE THE CHIEF JUSTICE
THE HON‟BLE MR JUSTICE SHIVA KIRTI SINGH

Shiva Kirti Singh, J. This appeal under clause 10 of the Letters Patent

of this Court has been preferred against the judgment and order of the

learned single Judge dated 3.2.2010 whereby writ petition bearing

CWJC No.2159 of 2009 has been allowed by setting aside judgment

of learned Additional Munsif, Sherghati, Gaya – cum- Election

Tribunal in Election Petition No.01 of 2006/ 01 of 2007 with a further

direction that the learned Tribunal will rehear the arguments and

proceed in accordance with law to deliver judgment.

2. Appellant is the successful candidate in the election held

on 2.6.2006 for Gramp Panchayat Akauna ,Block Amas, District

Gaya. Her margin of victory over the writ petitioner was of four votes.

3. According to the case of the writ petitioner / election

petitioner, the counting of votes which began on 18.6.2006 was
3

completed at about 2.30 a.m. of 19.6.2006 and it was announced that

the election petitioner had secured 651 votes against 634 by the

appellant and had thus won the election by a margin of 17 votes. It is

her further case that the Returning Officer, the Anchal Adhikari of

Sherghati block on account of being tired, decided to prepare Form 21

and 22 and issue the certificate etc. at 10.00 a.m. on 19.6.2006 but

when the election petitioner reached the counting station at 9.30 a.m.,

she was surprised to find that Form 21 and 22 had been prepared and

issued in favour of the appellant and by manipulation in preparing

Form 20 the writ petitioner was shown to have secured 620 votes only

against 624 votes by the appellant.

4. Admittedly, the writ petitioner did not or could not file

any application for recount of votes before the Returning Officer as

required by Rule 79 of the Bihar Panchayat Election Rules 2006

(hereinafter referred to as „the Rues‟) nor any further explanation was

pleaded in the election petition for not filing such a petition for

recounting of votes.

5. The stand of the appellant in her written statement was

that the counting of votes began at SMS College, Sherghati and

continued without any break till declaration of results on 19.6.2006

and no results either official or unofficial was announced by any

official before completing final scrutiny under Instruction No.18 of

Chapter II of Book of Instructions issued by the State Election
4

Commission, Bihar. It was only after scrutiny of ballot papers that the

result was declared in favour of the appellant who was granted

certificate as per law.

6. The deposition of the Returning Officer annexed as

Annexure-5 to the writ petition discloses that he has categorically

stated that counting of votes continued without any break till

afternoon of 19.6.2006 and only thereafter the results were declared

and before that results had not been declared officially any time. He

has further deposed that during the counting of votes nobody raised

any objection and on scrutiny by him it had been ascertained that the

appellant had secured majority votes and hence, she was declared

elected as per law. He has also deposed that scrutiny was done in

presence of observers. He has categorically denied the claim of the

writ petitioner/ election petitioner that he had asked her to collect

certificate in the morning. He has also denied that Form 21 and 22

were prepared behind the back of any candidate or agent.

7. From the judgment and order of the Election Tribunal

dated 16.12.2008 contained in Annexure-6 to the writ petition, it is

found that he has considered all the relevant facts as well as several

judgments of the Apex Court and this Court and found that the

election petitioner had not filed application under Rule 79 of the Rules

and had failed to make out any case for recounting. The issue of

corrupt practice was also decided against the writ petitioner / election
5

petitioner on the basis of evidence and other cogent materials.

Accordingly, the election petition was dismissed on contest.

8. From the order under appeal it has been shown that the

learned single Judge has not found any error in the approach of the

Election Tribunal either on facts or on law but has concluded at the

very beginning of the order as follows : –

“Both the learned counsels agreed that the Trial
Court has found that after votes were counted, the
Returning Officer carried out a recheck of votes
when parties were not present. He accordingly
corrected From 20 and later declared result on that
basis. Election petition has been dismissed on the
sole ground that as required by Rule 79 of the
Bihar Panchayat Election Rule 2006, petitioner had
not given any application for recount and not
having done so, his prayer for recount in the
election petition could not be entertained. In my
view the judgment can not be sustained.”

9. So far as scope and effect of Rule 79 of the Rules is

concerned, by now the law is well settled by catena of judgments

that normally for success before the Election Tribunal on the plea of

recounting of votes, an election petitioner must show that

opportunity was availed and required application under Rule 79 of

the Rules was filed before the Returning Officer at the appropriate

time. It is also settled law that non- filing of such application can be

explained on the basis of specific pleadings to the effect that the

situation or the circumstances were difficult and chaotic or that for

any such good reason such application could not have been filed
6

before the Returning Officer. When such explanation is found

convincing, non filing of application under Rule 79 can be ignored

and if a case is made out on evidence, order can be passed by the

Election Tribunal for recounting of votes in part or whole as per

case made out.

10. In the present case, the explanation for non- compliance

with Rule 79 is not based upon any finding of fact by the Election

Tribunal or arrived at by the Writ Court but only because both the

counsels agreed that after counting of votes, scrutiny was carried out

when parties were not present. In the appeal, a strong protest has been

raised that no such agreement was expressed by learned counsel for

the appellant. It has been further submitted that when parties had

filed their pleadings as claim and counter claim before the Election

Tribunal and had led evidence on the disputed facts and issues, it was

not proper to decide such an important issue on the basis of an alleged

verbal agreement of counsel for the appellant before the Writ Court

that recheck or scrutiny was made when parties were not present.

11. When an election dispute has been decided after contest

on the basis of averments of the parties and evidence adduced by

them, in our considered view, it would not be prudent to interfere

with findings in such a judgment of the Election Tribunal only on

verbal submissions of one of the counsels. Verbal submissions on

such vital issue may suffer from several defects and infirmities
7

including non- preparedness on the part of the counsel, lack of

communication skills on his part or misunderstanding the

communication. Clearly, it would be highly unjust and unfair to the

concerned party to ignore her pleadings and evidence and decide an

important issue after the same has been decided by the original court,

merely on verbal stand of his counsel.

12. It is found that it was on such verbal admission by the

counsel of the appellant before the Writ Court that the judgment of

the Election Tribunal was set aside after giving a finding that the

prayer of recount had been incorrectly decided on the basis of

absence of application under Rule 79 of the Rules.

13. I am of the considered view that the finding of the

learned Election Tribunal on the issue of recount could be reversed

only on the basis of pleadings and evidence and not merely on the

basis of verbal concession of counsels for the parties. Such

concession, in the facts of the case, could not be a legal and sufficient

material to neutralize the pleadings and evidence available on record

before the Election Tribunal.

14. Learned counsel for the writ petitioner submitted that in

view of pleadings and evidence of the writ petitioner before the

Election Tribunal it must be held that sufficient explanation was

made out for not filing the application for recounting of votes

required by Rule 79 of the Rules. We have examined the pleadings
8

and other materials on that basis but we are not in a position to take a

different view from that of the Election Tribunal that no case has

been made out for recount of votes. The matter could have been

different if the case made out by the writ petitioner that scrutiny was

done behind her back after declaration of result had been accepted by

the appellant in her pleadings and evidence or if there had been a

finding on evidence that the writ petitioner had succeeded in

establishing her claim. But that is not the situation here. Hence, there

is no option but to interfere with the judgment of the Writ Court. As

a result, the same is set aside and the writ petition is dismissed.

15. This appeal stands allowed but without any order as to

costs.




                                                      (Shiva Kirti Singh, J.)



R. M. Doshit, CJ       I agree.




                                                       (R. M. Doshit, CJ)



        The 13th July, 2010
        NAFR
        S.Kumar