High Court Kerala High Court

Swayamprabha vs Chandramathy on 21 August, 2007

Kerala High Court
Swayamprabha vs Chandramathy on 21 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16556 of 2006(U)


1. SWAYAMPRABHA, W/O.GANESAN,
                      ...  Petitioner

                        Vs



1. CHANDRAMATHY, W/O.UNNIKRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.SANTHEEP ANKARATH

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :21/08/2007

 O R D E R
                        PIUS C. KURIAKOSE,J.
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       W.P.(C) No.16556 of 2006
               - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated: 21st August, 2007

                                JUDGMENT

The returned candidate in the election to ward No.15 of

Cherplacherry Grama Panchayat who was the respondent in Election

O.P.No.20/05 on the files of the Munsiff’s Court, Ottapalaml is

aggrieved by Ext.P3 order of the learned Munsiff (Election Tribunal).

Under Ext.P3, the learned Munsiff has overruled the petitioner’s

contention that the Election Petition is not maintainable. The question

of maintainability was raised by the petitioner on the basis of the

proviso to Section 91(1)(c) of the Kerala Panchayat Raj Act. It was

contended by the petitioner that all Election Petitions containing

allegations of corrupt practice shall be accompanied by an affidavit in

the prescribed form in respect of the allegations. The prescribed

form, according to the petitioner, is form No.28 and the affidavit is to

be sworn before a Magistrate of the First Class or a Notary as per

Rule 62 of the Kerala Panchayat Raj (Conduct of Election) Rules,

1995. It is ignoring the above provisions which are mandatory that

the learned Munsiff passed Ext.P3 order. In the Writ Petition Ext.P3 is

assailed on various grounds and it is prayed that Ext.P3 order be

quashed and it be held that the Election Petition is not maintainable.

W.P.C.No.16556/06 – 2 –

2. Though the respondent who is the petitioner in the election

O.P. was served with notice, she has not chosen to enter appearance

before this court. Mr.V.Chitambaresh, learned counsel for the

petitioner addressed me on the various grounds raised in the Writ

Petition. According to him, there was a clear allegation in the election

petition that the Returning Officer for the furtherance of the prospect

of the respondent has assisted or connived with the respondent. Lots

between the candidates when equal votes were polled was taken

unilaterally without notice to the petitioner and without affording an

opportunity to verify the lots. Such an allegation came within the

definition of corrupt practices enumerated under Section 120(8) of

the Kerala Panchayat Raj Act and was clearly outside the proviso

therein. The acts of corrupt practice alleged against the Returning

Officer is not a mere act in discharging his official capacity so as to

fall within the proviso to Section 120(8) of the Kerala Panchayat Raj

Act. Mr.Chitambaresh submitted that having found that the Election

Petition is not accompanied by an affidavit in the required form, the

court below must have held that the election petition is not

maintainable on account of the absence of an affidavit. Counsel

referred to the judgment of this court in A.Mohammed v. Nalakath

Soopy (1997(1) KLT 697).

W.P.C.No.16556/06 – 3 –

3. I have considered the submissions addressed at the Bar. I

have carefully gone through the full text of Ext.P1. As rightly noticed

by the learned Tribunal, the respondent in Ext.P1 does not allege any

corrupt practice against the petitioner herein who is the returned

candidate. The allegation in Ext.P1 is that the Returning Officer

committed illegalities and irregularities in the matter of drawing lots

resulting in the petitioner being declared elected. The illegalities and

irregularities in the matter of counting of votes and lots are levelled

not against the petitioner, the returned candidate but against the

Returning Officer. Mr.Chitambaresh would highlight the allegation in

paragraph 3 of Ext.P1 that with the intention of ensuring the success

of the respondent in the election only, the Returning Officer has

deliberately violated the mandatory provisions of the Acts and the

Rules.

4. It is Section 120 (8) of the Kerala Panchayat Raj Act which

deals with corrupt practices. Section 120 (8) says that the following

shall be deemed to be corrupt practices for the purpose of the Act.

Section 120(8) is quoted below:

“The obtaining or procuring or abetting or attempting to

obtain or procure by a candidate or his agent or, by any other

person with the consent of a candidate or his election agent, any

W.P.C.No.16556/06 – 4 –

assistance (other than the giving of vote) for the furtherance of

the prospects of that candidate’s election, from any person in

the service of a Panchayat or of ;Government and belonging to

any of the following classes, namely:-

(a) gazetted officers;

(b) members of the police forces;

(c) excise officers;

(d) revenue officers; and

(e) such other class of persons in the service of the Government

as may be prescribed:

provided that where any person, in the service of the

Government and belonging to any of the classes aforesaid, in

the discharge or purported discharge of his official duty, makes

any arrangements or provides any facilities or does any other

act or thing, for, to, or in relation to, any candidate or his

election agent or any other person acting with the consent of the

candidate or his election agent, (whether by reason of the office

held by the candidate or for any other reason), such

arrangements, facilities or act or thing shall not be deemed to

be assistance for the furtherance of the prospects of that

candidate’s election.”

W.P.C.No.16556/06 – 5 –

I do not find any allegations or corrupt practices against the

petitioner, the returned candidate. The allegations levelled against

the officer in Ext.P1 do not amount to allegation of corrupt practices

coming within the meaning of Section 120(8) of the Kerala Panchayat

Raj Act.

5. Section 91(1)(c) of the Kerala Panchayat Raj Act reads as

follows:

“91. Contents of petition- An election petition-

(a) ……….

(b) ……….

(c) shall be signed by the petitioner and verified in the manner

laid down in the Code of Civil Procedure, 1908 (Central Act 5 of

1908) for the verification of pleadings:

Provided that where the petitioner alleges any corrupt

practice, the petition shall also be accompanied by an affidavit in

the prescribed form in support of the allegation of such corrupt

practice and the particulars thereof.”

Rule 62 of the Kerala Panchayat Raj (Conduct of Election) Rules,

1995 provides that the affidavit referred to under the proviso to Sub-

section (1) of Section 91 shall be in form No.28 and the same shall

be sworn before a Magistrate of the First Class or a Notary. The

W.P.C.No.16556/06 – 6 –

learned Munsiff did find that the affidavit which was filed by the

respondent was not in form No.28. Nevertheless the contention

regarding the maintainability was overruled on the view that filing of

an affidavit was not necessary since no corrupt practices had been

alleged. I do not find any infirmity about the learned Munsiff’s view

which is seen supported by the by the judgment of this court in

Geetha Shetty v. Premalatha (I.L.R. 2006(2) Kerala 79). The

challenge against Ext.P3 fails and the Writ Petition will stand

dismissed.

srd                                PIUS C.KURIAKOSE, JUDGE