PETITIONER:
BRIJENDRALAL GUPTA AND ANOTHER
	Vs.
RESPONDENT:
JWALAPRASAD AND OTHERS.
DATE OF JUDGMENT:
22/04/1960
BENCH:
GAJENDRAGADKAR, P.B.
BENCH:
GAJENDRAGADKAR, P.B.
WANCHOO, K.N.
GUPTA, K.C. DAS
CITATION:
 1960 AIR 1049		  1960 SCR  (3) 650
 CITATOR INFO :
 D	    1972 SC 580	 (23)
 R	    1975 SC1274	 (2)
ACT:
       Election-Nomination,  rejection	of-Non-mention	of  age	 in
       nomination  Paper-If defect of substantial  nature-Omission,
       if   amounts  to	 defect-Scrutiny-When  enquiry	 necessary-
       Electoral  Roll-Entry  regarding	 age  How  far	conclusive-
       Representation  of the People Act, 1951 (43 of 1951) ss.	 33
       and 36-Representation of the People Act, 1950 (43 of  1950),
       ss. 16 and 19.
HEADNOTE:
Thirteen  candidates  filed  their  nomination	papers	 for
election to the Legislative Assembly of Madhya Pradesh.	 The
nomination of U was rejected on the ground that he failed to
give  a	 declaration  as  to his  age  as  required  in	 the
nomination  paper.   After  the	 poll  the  appellants	were
declared  duly elected.	 Thereupon one of  the	unsuccessful
candidates  J  filed an election  petition  challenging	 the
election  of the appellants, inter alia, on the ground	that
the  nomination	 of  U had  been  improperly  rejected.	 The
Election Tribunal dismissed the petition holding that U made
no attempt before the returning officer to remedy the defect
in  the nomination paper, that the defect could not  in	 law
have  been  remedied at the stage of the scrutiny  that	 the
defect was of a substantial character and that the rejection
of the nomination was proper.  On appeal the High Court held
that at the time of the scrutiny U had offered to supply the
omission but the returning officer had refused to allow	 him
to  do	so, that the returning officer was bound to  make  a
summary	 enquiry before rejecting the nomination,  that	 the
non-mention of age in the nomination paper was not a  defect
of  a  substantial character and that the rejection  of	 the
nomination was improper and consequently allowed the  appeal
and set aside the election of the appellants:
651
Held, that the omission to give the declaration as to age in
the  nomination paper was a defect of substantial  character
within the meaning of s. 36(4), Representation of the People
Act,  1951, and the rejection of the nomination for such  an
omission was
proper.
Rattan Anmol Singh v. Atma Ram, [1955] 1 S.C.R. 481, Pranlal
Thakorlal  Munshi  v.  lndubhai Bhailabhai  Amin,  (1952)  1
E.L.R.	182, Rup Lal v. jugaraj Singh, (1958) 5 E.L.R.	484,
Brij  Sundar Sharma v. Election Tribunal, Jaipur, (1956)  12
E.L.R. 216, Balasubyahmanyan v. Election Tribunal,  Vellore,
(1953)	7 E.L.R. 496 and Ramayan Shukla v.  Rajendra  Prasad
Singh (1958) 16 E.L.R. 491, referred to.
Durga  Shankar Mehta v. Thakur Raghuraj Singh,	[1955]	S.C.
140 and Karnail Singh v. Election Tribunal Hissar, [1954] 10
E.L.R. 189, distinguished.
Pt.   Charanjit	 Lal Ram Sarup v. Lohri	 Singh	Ram  Narain,
A.I.R. 1958 Punj. 433, disapproved.
The  word  "  defect" in S. 36(4) included  an	omission  to
specify	 the  details  prescribed in  the  nomination.	 The
distinction  drawn in English cases between an " omission  "
and  "	inaccurate description" depended upon  the  specific
provisions of the English statutes and did not obtain  under
the Indian Law.
The  Queen  v.	Tugwell, (1868) 3 Q.B. 704  and	 Baldwin  v.
Ellis, (1929) 1 K.B. 273, distinguished.
Cases failing under s. 36(2) (b) must be distinguished	from
those  falling	under s. 36(2) (a).   Where  the  nomination
paper did not comply with the provisions of s. 33 of the Act
the  case  fell	 under	s.  36(2)  (b)	and  the   defective
nomination  had to be accepted or rejected according as	 the
defect	 was  of  an  unsubstantial  or	 of  a	 substantial
character.   In	 such a case it was not	 necessary  for	 the
returning officer to hold any enquiry.
JUDGMENT:
 CIVIL APPELLATE, JURISDICTION: Civil Appeal No. 151 of 1960.
Appeal by special leave from the judgment and order dated
November	23, 1959, of	the Madhya Pradesh High Court,
Jabalpur, in First Appeal No. 78 of 1959, arising out of the
judgment	and order dated May 12, 1959, of the Election
Tribunal, Raigarh, in Election Petition No. 76/1957.
G. S. Pathak and G. C. Mathur, for the appellants.
N.C. Chatterjee, S . K. Kapur, Y. S. Dharamadhikaree and
A. G. Ratnaparkhi, for respondent No. 1.
 1960. April 22.	The Judgment of the Court was delivered by
GAJENDRAGADKAR,	J.-Does	the failure of a candi- date	to
specify	his age as required by the prescribed form of	the
nomination paper amount to a defect of a
 652
substantial character under s. 36(4) of the Representation
of the People Act, 43 of 1951 (hereinafter called the Act)?
That is the point of law which arises for our decision	in
the present appeal. The said point arises in this way.	On
February	25, 1957, polling took place at the General
Election to the Madhya Pradesh Legislative Assembly from the
Mamendragarh Double	Member	Constituency.	Thirteen
candidates had offered themselves for election	either	for
the general or the reserved seat at the said election.	Mr.
Brijendralal Gupta, appellant I and Thakur Raghubir Singh,
appellant 2, were the Congress candidates while	respondents
1 and 7 had been adopted by the Praja Socialist Party,
respondent 4 and one Sadhuram by the Jan Sangh and	the
remaining candidates had filed their nominations	as
independent candidates.	Udebhan Tiwari, respondent 5,	bad
omitted	to make the declaration regarding his age in	his
nomination paper. This defect was discovered at the time of
the scrutiny of the nomination papers on February 1, 1957,
and as	a result his nomination paper was rejected by	the
returning officer. Subsequently respondent 6 withdrew	his
candidature with the result that eleven candidates took part
in the contest.	After the polling took place and the votes
secured by the contesting candidates were counted appellants
1 and 2 were declared duly elected to the General and	the
Reserved	seat	respectively.	Thereupon Jwalaprasad,
respondent 1, filed an election petition under s. 81 of	the
Act challenging the election of the appellants	on several
grounds, one of which was that the nomination of	respondent
5 had been improperly rejected.	He, therefore, played that
the election of the appellants should be declared void	and
he himself should be declared as having been duly elected.
This election petition	was made over	for trial to	the
Election Tribunal, Raigarh.
 On the	contentions raised by the parties before it	the
Election	Tribunal framed as many as 49 issues; but in	the
present	appeal	we are concerned with only three of them
which related to the	rejection of the nomination	of
respondent 5. These three issues were (1) whether	the
nomination paper of respondent 5 was improperly rejected
because of the omission to
 653
fill in the age in the prescribed column, (2) whether at the
time of the scrutiny respondent 5 was personally present and
brought to the notice of the returning officer that his	age
was above 25 and the omission is simply accidental, and	(3)
if so, whether the rejection of the said nomination paper
has rendered the whole election void ab initio under	 s.
100(1)(c) of the Act. The Tribunal held that respondent 5
did not	make any attempt to rectify the defect in	the
nomination paper, that the returning officer could not	in
law have allowed respondent 5 to remedy the said defect	at
the stage of the scrutiny of the nomination, and that	the
error in the nomination was a	defect	of a	substantial
character with	the result that the	rejection of	the
nomination paper was according to the Tribunal proper.	In
accordance with these findings the Tribunal dismissed	the
election petition.
 Respondent 1 then preferred an appeal against the decision
of the Tribunal before the High Court of Madhya Pradesh	at
Jabalpur	under	s. 116A of the Act. The High	Court	has
allowed the appeal; it has held that respondent 5 had at the
time of the scrutiny offered to supply the omission but	the
returning officer refused to allow him to do so, that	the
returning officer was bound to make a summary enquiry before
rejecting respondent 5’s nomination paper, and that the non-
mention of the age in the nomination paper was not a defect
of a substantial character. In consequence, according	to
the High Court, the rejection of respondent 5’s	nomination
paper was improper; that is why the High Court set aside the
election	of the appellants under s. 100(1)(c) of the Act.
It is against	this decision of the High Court that	the
appellants have come to this Court by special leave.
The learned counsel for the appellants wanted to challenge
the correctness of the finding recorded by the	High Court
that respondent	5 offered to correct the defect in	his
nomination paper by supplying evidence about his age	and
that the returning officer had refused to give him	an
opportunity to do so. It is true that on this question	the
Tribunal had found in favour of the appellants; but, in	our
opinion,	it was open to the High Court to consider	the
correctness or the
 85
 654
propriety of the said finding because the jurisdiction a	of
the High Court under s. 116A of the Act is wide enough	and
is not	confined to questions of law. It has	been urged
before us that the decision on this Darrow question of fact
depends	upon the appreciation of oral evidence led by	the
parties,	and it was suggested that the High Court was	not
justified in interfering with the conclusion of the Tribunal
on that point.	We are not impressed by this argument.	We
would, therefore, deal with the present appeal on the basis
that respondent 5 attempted to rectify the omission but	was
not allowed to do so by the returning officer.	Therefore,
if the defect in the nomination paper of respondent 5	was
not of	a substantial character the High Court’s decision
would be right on the other hand, if the said defect is of a
substantial character then the rejection of respondent	5’s
nomination paper would be proper and the	fact that
respondent 5 was not allowed an opportunity to rectify	the
said omission would make no difference in law. That is	how
the only point which calls for our decision is whether	the
omission, in question is a substantial defect under 36(4) of
the Act.
 Before dealing with this question it is relevant to refer to
 ss. 33,	34 and read s. 36. Section 33	provides for	the
presentation of	the nomination paper and prescribes	the
requirements for a valid nomination.	Section 33(1)	is
important for our purpose. It provides that on	or before
the date appointed under el. (a) of IS. 30 each candidate
shall, either in person or by his proposer, between	the
hours of eleven o’clock in the forenoon and three o’clock in
the afternoon deliver to the returning officer at the place
specified in this behalf in the notice issued under s. 31 a
nomination paper completed in the prescribed form and signed
by the candidate and by an elector of the constituency	as
proposer. Section 33(2) lays down that a candidate shall
not be	deemed	to be qualified to be	chosen	to fill a
reserved	seat unless his nomination	paper contains	a
declaration prescribed by it. Sub-section (3)	deals with
the case of a candidate who, having held any office referred
to in el. (f) of s. 71, hag been dismissed and a period	of
five years has not elapsed since the
 655
dismissal, and lays down that the nomination paper of such a
person shall be accompanied by a certificate as	specified.
Sub-section (4)	requires that on the	presentation of a
nomination paper the returning officer shall satisfy himself
that the names and electoral roll numbers of the candidate
and his proposer as entered in the nomination paper are	the
same as those entered in the electoral rolls. The proviso
to this subsection requires the returning officer to permit
any clerical or technical error in the nomination paper	in
regard to the said names or numbers to be corrected,	and
where necessary, it authorises him to direct that	any
clerical	or printing error in the said entry shall	be
overlooked. We	are not concerned with the remaining	two
sub-sections of s. 33.	Section 34 deals with deposits	and
provides	that a candidate shall not deemed to be duly
nominated for election	from a constituency	unless	he
deposits or causes to be deposited the amounts as prescribed
in cls.	(a), (b) and (c). Section 36 deals with	the
scrutiny of nomination&, authorises the returning officer to
hold an enquiry,, ,prescribes the procedure to be followed
by him in holding such an enquiry, required him to endorse
his decisions on the points raised in the scrutiny, and	to
prepare	a list of validly nominated candidates that is	to
say, whose nominations have been found valid, and to affix
it to his notice board.	Section 36(1) provides that on	the
date fixed for the scrutiny of nominations under s. 30,	the
candidates and the other persons specified in it may attend
at such time and place as the returning officer may appoint,
and the	returning officer shall give them all	reasonable
facilities for	examining the	nomination papers of	all
candidates which have been delivered within the time and	in
the manner laid down in s. 33.	Sub-section (2) deals with
the examination	of nomination	papers	by the returning
officer, and it provides that the said officer shall decide
all objections which may be made to any nomination, and may,
either on such objection or on his own motion	after such
summary enquiry, if any, as he thinks necessary, reject	any
nomination on any of the-following grounds,-(a) that	the
candidate either is not qualified or is disqualified	for
being chosen to till
 656
the seat under any of the following provisions that may	be
applicable, viz., Arts. 84, 102, 173 and 19 1, and Part	11
of this	Act, (b) that there has been a failure	to comply
with any of the provisions of section 33 or section 34,	or
 (c) that the signature of the candidate or the proposer	on
the nomination paper is not genuine. Sub-section (4) lays
down that the	returning officer shall not	reject	any
nomination paper on the ground of any defect which is not of
a substantial character. Sub-section (5) prescribes	the
procedure for the scrutiny, and subs. (6) requires that	the
returning officer shall endorse on each nomination paper his
decision	accepting or rejecting the same and in case	of
rejection he shall record in writing a brief statement	of
his reasons for such rejection.	Sub-section (7) provides
that for the purpose of this section a certified copy of	an
entry in the electoral roll for the time being in force of a
constituency shall be conclusive evidence of the fact that
the person referred to in that entry is an elector for that
constituency unless it is proved that he is subject to a
disqualification mentioned in s. 16 of the Representation of
the People Act, 1950 (43 of 1950). Sub’section (8) requires
the returning officer to prepare a list of validly nominated
candidates and affix it to his notice board.
It is clear that s. 33 requires that a nomination paper must
be completed in the prescribed form and signed by	the
candidate and by the	elector	of the constituency	as
proposer. The form prescribed in that behalf is Form	No.
2B. The relevant portion of the prescribed	form reads
thus:-
Form 2B.
 Nomination Paper
(See rule 4)
Election to the Legislative Assembly of………(State)
(To be filled in by the proposer)
I hereby nominate…………….as a candidate for election
from the……………… Assembly Constituency.
1. Full name of proposer………………
2. Electoral roll number of proposer…………
3. Name of candidate’s ++father/husband…………..
4. Full postal address of candidate………..
5. Electoral roll number of candidate………..
Date …… Signature of proposer.
657
	(To be filled by the candidate)
1, the above-mentioned candidate, assent to this nomination
and hereby declare-
(a) that I have completed…………. years of age;
(b) that the	symbols	I have chosen are in order of
preference
(i) ………………………….
(ii) …………………………. and
(iii) ………………………….
Date Signature of candidate.
	Strike out one of the alternatives as necessary.
It is common ground that the first part of the nomination
paper which has to be filled in by the proposer was in order
and the second part was duly ‘signed by the candidate	but
failed to declare his age as prescribed by (a) above.	When
the returning officer noticed this omission he made an order
rejecting respondent 5’S nomination. The brief statement of
reasons which the returning officer has recorded shows	that
he held that the failure of respondent 5 to declare his	age
cannot be treated as clerical or technical error, but is of
a substantial	nature	since declaration as	to age	was
necessary in order to entitle a candidate to be qualified
under Art. 173 of the Constitution. The returning officer
has also noted that he took the objection suo moto	and
rejected the nomination paper of respondent 5. Thus there is
no doubt that respondent 5’s omitted to specify his	age
before he signed his nomination paper and in that sense	his
nomination paper has not been completed in the prescribed
form. The question which arises for our decision is whether
respondent 5’s omission to	specify	his age in	his
nomination paper amounts to a defect, and if yes,whether it
is a defect of a substantial character under s.	36(4)	of
the Act.
On behalf of the appellants it has been conceded before us
that the omission in	question undoubtedly	constitutes
failure to comply with the provisions of A. 33, and so it
attracts the provisions of s. 36(2)(b) of the Act, but it is
urged that the said omission does not amount to a defect
under s. 36(4) much less a defect which is of a	substantial
character. The argument is
658
that s. 36(4) can apply only to such cases of non-compliance
with  s. 33 which can be said to amount to defects and	not
others,	and since the omission in question is not a defect
there is no scope for invoking the provisions of that,	sub-
section. In support of this argument	reliance has	been
placed	on two English decisions. In The Queen	v. Tugwell
(1) Cockburn, C. J., held that the 9 votes whose validity
was impeached	had to be struck off because they had	not
complied with s. 32 of the Municipal Corporation Act (5 & 6
Wm. 4,	c. 76) and so s. 142 could not cure their defect.
The voting papers in question contained the Christian	name
and the surname of the candidate and his place of abode	and
nothing	more, whereas s. 32 required that they should	also
contain	the description of the candidate. In other words,
there was a total omission	to supply the	description
required by  s. 32. It was, however, urged that the	said
omission should be treated as inaccurate description, and so
the validity of the impugned votes should be sustained under
s. 142	which	provides, inter	alia,	that no inaccurate
description of any person shall hinder the full operation of
the Act in respect of such	person	provided that	the
description of	such person is such	as to	be commonly
understood. Cockburn, C. J., held that in the cases of	the
9 votes in question	they were not	dealing with	the
inaccurate description but a total omission of	description
which is one of the things required by s. 32, and so s.	142
was inapplicable. It appears that Lush,J., and Hannen,J.
agreed	with the conclusion of the Chief Justice with	some
hesitation. To the same effect is the decision in Baldwin
v. Ellis (2). In that case the omission to state in	the
nomination paper the name of the parish for which the person
nominated was qualified as a local government	elector	was
held to be non compliance with the requirements of rule 4 of
the Rural District Councillors Election Order, 1898,	and
that the said omission could not be cured by s. 13 of	the
Ballot Act of 1872 since that section applied only to cases
where there had been a wrongful admission of a nomination
paper and not to those where a nomination paper had	been
rejected. It was also
(1) (1868) 3 Q.B 704
(2) (1929) 1 K.B 273.
650
held that the omission in question cannot be	treated as
inaccurate description of the person nominate within rule 13
of the Order of 1898 but was a clear non-compliance with the
requirements of rule 4 of that Order and as such it was	not
cured by rule 33. It would thus be seen that in both	the
decisions the question as to whether the particular omission
amounted to an inaccurate description was decided in	the
light of the specific provision of the statute, and so	they
cannot	sustain	the broad argument that in no case	can
omission be treated as a defect. We may also	incidentally
point out that Halsbury has read these decisions in the same
way (3).
On the	other	hand the dictionary meaning of	the word ”
defect”	is “lack or absence	of something essential to
completeness”, and in that sense omission to specify the age
call and would be treated as a defect under  s. 36(4).
Defect	also means ” a flaw or a fault or an imperfection”;
but whether or not it includes an omission must	necessarily
depend	upon the context in which the word is used. In	our
opinion, having regard to the context it	would	be
unreasonable to hold that the word ” defect ” under s. 36(4)
excludes all cases of omission to specify	the details
prescribed by the statute in the nomination paper. We	must
accordingly reject the appellants’	argument that	the
omission in question is not a defect under s. 36(4).
The next question which we must consider is whether in	the
case of such an omission it was obligatory on the returning
officer	to hold an enquiry under s. 36(2) of the Act.	The
High Court has held that the returning officer ought to have
held an enquiry under s. 36(2)(a) and satisfied himself
whether	or not respondent 5 was eligible to stand for	the
election. In	our opinion the High Court was in error in
coming	to this conclusion. If the nomination paper of
respondent 5 did not comply with the provisions of s. 33 the
case fell squarely under s. 36(2)(b) and the only question
which can arise in such a case is whether or not the defect
arising from the failure to comply with the provisions of s.
33 is of a substantial character or not. If the defect is
not of a substantial
(3) Halsbury’s	‘Laws	of England”, Vol. 14, 3rd	Ed.,
paragraphs foot-note (a) on p. 95.
660
character the	returning officer shall not	reject	the
nomination paper on the ground of the said defect; if, on
the other hand, the defect is of a substantial character the
returning officer has to reject the nomination paper on	the
ground	of the	said defect, That is	the effect of	the
provisions of s. 36(2)(b) and (4) read together. An enquiry
which is necessary under s. 36(2)(a) may and can be held for
instance in cases where the nomination paper shows the	age
of the	candidate as above 25, but an	objection has	been
raised-that in fact he is below 25 and as such	incompetent
to stand for election under Art. 173 of the Constitution; in
other words, the impugned nomination has complied with	the
provisions of	s. 33 and as such does Dot fall under  s.
36(2)(b) at all, nevertheless the validity of the nomination
can be challenged on the ground that, in fact Art. 173 is
not complied with. Cases falling under this class must be
distinguished-from cases falling under s. 36(2)(b). In	the
latter	class of cases the failure to comply with	the
provisions of s. 33 being established there is no scope	for
any enquiry under  s. 36(2) (a). Once the alleged	non-
compliance is proved, the defective nomination falls to be
accepted or rejected	according as the defect is of an
unsubstantial or of a substantial character. Therefore, it
is not right to hold that even after the returning officer
was satisfied that the omission to specify his	age showed
that the nomination paper of respondent 5 had not complied
with the provisions of s. 33, he should still have	held
an enquiry under s. 36(2) (a).	Non- compliance with	the
provisions of s. 33 itself would justify the rejection of
the nomination	paper provided of course that	the defect
arising	from the non-compliance in	question is of a
substantial character.
That takes us to the question as to whether the failure to
specify the age in the nomination paper amounts to a defect
of a substantial character under s. 36(4) or not. There is
little	doubt that the age of the candidate is as important
as his identity, and in requiring the candidate to specify
his age the prescribed form has given a place of importance
to the declaration about the candidate’s age. Just as the
661
nomination paper must show the full name of the candidate
and his electoral roll number, and just as the nomination
paper must be	duly signed by the candidate,	so must it
contain the declaration by the candidate about his age.	It
is significant	that the statement about the	age of	the
candidate is required to be made by the candidate above	his
signature and is substantially treated as his declaration in
that behalf. That being the requirement of the prescribed
nomination form it is difficult to hold that the failure to
specify the age does not amount to a defect of a substantial
character. The prima facie eligibility of the person to
stand as a candidate which depends under Art. 173 of	the
Constitution, inter alia, on his having completed the age of
25 years is an important matter, and it is in	respect of
such an important matter that the prescribed form requires
the candidate to make the declaration.	It would, we think,
be unreasonable to hold that the failure to make a declara-
tion on such	an important matter is a defect of an
unsubstantial character. In this connection, it is relevant
to refer to the fact that the declaration as to the symbols
which	the prescribed form	of the	nomination paper
requires the candidate to make is by the proviso to rule 5
given a subsidiary place. The proviso to rule 5 shows	that
any non-compliance with the provisions of sub-rule (2) of
rule 5 shall not be deemed to be a defect of a	substantial
character within the meaning of s. 36, sub-s. (4). In other
words, this proviso seems to suggest that, according to	the
rule making authority, failure to comply with the require-
ments as to the declaration of symbols as specified in	rule
5, sub-rule (2), would have been treated as a defect, of a
substantial character;	that is why the proviso expressly
provides to the contrary. This would incidentally show that
the failure to specify the age can. not be treated as a
defect of an unsubstantial character.
On behalf of the respondents it has, however,	been urged
before us that the returning officer should not be astute to
reject the nomination papers on technical grounds, and	that
in the present case the returning officer should have looked
at the electoral roll and satisfied himself that respondent
5 was duly qualified 86
662
to stand for the election. His age is 48 and it was shown
in the	electoral roll against his name. It	was thus a
simple matter of looking at the electoral roll be satisfied
that the omission to specify the age in the nomination	form
was no more than a technical breach of the requirements of
s. 33.	We are not impressed by this argument.	As we	have
already	observed, in cases of non-compliance	with  s. 33
which attract the provisions of s. 36(2)(b), there would be
no occasion to hold an enquiry under s. 36(2)(a). The	only
point to consider in such cases would be whether the defects
in question are substantial or not; and so the argument that
the returning officer could have easily verified the age of
respondent 5 is not really material in construing s. 36(4).
In this connection it is relevant to consider the effect of
the presumption which is raised under s. 36(7) of the	Act
and its effect.	As we have already noticed, under s. 36(7)
a certified copy of the entry in the electoral roll shall be
conclusive evidence of the fact that the person referred to
in that entry is an elector for that constituency ; but it
must be remembered that this presumption is raised for	the
purposes of this section and it is made expressly subject to
the last clause of this subsection, that is to say,	the
presumption can arise unless it is proved that the person in
question is subject to any of the disqualifications	men-
tioned	in  s.	16 of the Act of 1950. The	use of	the
adjective ” conclusive ” which qualifies” evidence ” is
technically inappropriate because the	presumption arising
from the production of the certified copy is by no means
conclusive.
It is	also significant that in regard	to the conclusive
character of the relevant evidence the material provision as
it stood originally has been subsequently amended by Act 27
of 1956. Originally the provision was that the relevant
entry shall be conclusive evidence of the right of	any
elector	named	in that entry to stand for election or to
subscribe the	nomination paper as the case may be.	The
Legislature apparently thought that the	presumption
authorised by these words was unduly wide, and so, by	the
amendment, the prima facie and rebuttable presumption is now
limited
	663
to the capacity of the person concerned to be treated as an
elector	and nothing more, and that too unless it is proved
that he suffers from any disqualification’ mentioned in s.
16. Section 16 to which reference has thus been	made
prescribes disqualifications	for registration in	an
electoral roll under three heads,-(a) that the person is not
a citizen of	India, (b) that he is of unsound mind	and
stands so declared by a competent court, or (c) is for	the
time being disqualified from voting under the provisions of
any law relating to corrupt and illegal practices and other
offences in connection with elections.	Thus the position is
that the certified copy of the relevant entry	would prima
facie show that the person concerned is not subject to	any
of the said	disqualifications, but	this prima facie
presumption can be rebutted by evidence to the contrary.
There is yet	another	aspect	of this matter to which
reference may	be made. The rebuttable presumption which
arises	under  s. 36(7) merely refers to the status of	the
person	concerned as an elector. Let us consider what	this
presumption means. An elector under s. 2, sub-s.1, (e), of
the Act in relation to a constituency means ” a person whose
name is entered in the electoral roll of that	constituency
for the time being in force and who is not subject to any of
the disqualifications	mentioned in s. 16 of	the Act of
1950″.
That takes us to the conditions prescribed by s. 19 of	the
Act of 1950 for registration in the electoral roll. Section
19 provides that subject to the foregoing provisions of Part
III of the said Act every person who, on the qualifying date
(a) is not less than 21 years of age, and (b) is ordinarily
resident is a	constituency,	shall be entitled to	be
registered in	the electoral roll for	that constituency.
Thus when a presumption is raised under s. 36(7) it may mean
prima facie that the person concerned is not less than 21
years	of age and is ordinarily	resident in	that
constituency; but for the validity of the nomination paper
it has	to be proved that the candidate has completed 25
years of age. Art. 173 of the Constitution which prescribes
the qualification for	membership of	State	Legislature
provides
664
that a person shall not be qualified in that behalf unless
he (a) is a citizen of India, (b) is, in the case of a	seat
in the Legislative Assembly, not less than 25 years of	age,
and (c) possesses such other	qualifications	as may be
prescribed in	that behalf by or under any law made by
Parliament. Confining ourselves to the requirement about
age it is obvious that the presumption raised under s. 36(7)
would not be enough to justify the plea about	validity of
the nomination paper because the said presumption only tends
to show that the person concerned has completed 21 years of
age.It	is clear that in regard to persons between 21 to 25
years of age	their names would be	registered in	the
electoral and	so they would	be electors if otherwise
qualified and yet they would not be entitled to stand	for
election to the State Legislature. Thus it would not be
correct to assume that a reference to the certified copy of
the electoral roll would in every case decisively show	that
the age of the candidate satisfied the test prescribed by
Art. 173 of	the Constitution; in	other	words,	the
requirement about the	completion of 25 years	of age is
outside the presumption under s. 36(7), and that must be the
reason why the prescribed nomination form requires that	the
candidate in signing the said form must make a	declaration
about his age.	This consideration supports our conclusion
that the declaration about the age is a matter of importance
and failure to comply with the said requirement cannot be
treated as a defect of an unsubstantial character.
It now remains to consider some of the decisions which	were
cited before us by the learned counsel for both the parties.
In Rattan Anmol Singh v. Atma Ram(1) this Court has	held
that the attestation required in the case of proposers	and
seconders who	are not able to write their names is not a
technical or unsubstantial matter, and so the	failure to
comply with the said requirement would amount to a defect of
a substantial character. The appellants contend, and	with
some force, that this decision supports their case that like
the attestation required in the case of an illiterate
proposer or seconder the declaration as to the
(1) [1955] 1 S.C.R 481,
665
age of the candidate is a matter of substantial	importance,
and failure to comply with the requirement of the prescribed
form in that behalf cannot be treated as a defect which is
not of a substantial character.	In Pranlal Thakorlal Munshi
v. Indubhai Bhailabhai Amin (1), the	Election Tribunal,
Baroda,	has held that the omission by the candidate to
mention	his age in the nomination paper is a defect of a
substantial character and that his nomination paper had been
properly rejected on that account. The appellants	have
naturally relied on this decision in support of their case.
The appellants have then referred us to certain decisions
where the effect of the failure to specify the electoral
roll number or other particulars has been considered, and it
has been held that the failure in question amounts to a
substantial defect under s. 36(4) of the Act. (Vide: Rup Lal
v. Jugraj Singh (2 ); Brij	Sundar	Sharma	v. Election
Tribunal, Jaipur (3	); Balasubrahmanyan v. Election
Tribunal, Vellore (4); and Ramayan Shukla v. Rajendra Prasad
Singh (5). By parity of reasoning the	appellants contend
that the failure to	mention the age is undoubtedly a
substantial defect. It is unnecessary for us	to consider
the merits of these decisions.
On the	other	hand the respondents have relied on	the
decision of this Court in the case of Durga Shankar Mehta v.
Thakur	Raghuraj Singh	(6). Indeed it appears from	the
judgment of the High Court under appeal that in coming to
its decision the High Court	was influenced	by certain
observations made by	Mukherjea, J., as he then was, in
dealing	with the case of Durga Shankar (6). In that	case
the validity of the election of Vasant Rao, respondent 2,
was challenged before the Election Tribunal on	the ground
that he was not eligible to stand for election since at	all
material times he was under 25 years of age. It was,	how-
ever, clear that no objection was taken before the returning
officer in respect of the nomination paper of respondent 2,
and the said nomination paper had been	accepted	by
there turning officer. The question
(1) (1952) 1 E.L.R. 182.(2) (1958) 15 E.L.R 484.
(3) (1956) 12 E.L.R. 216.(4) (1953) 7 E.L.R. 496.
(5) (1958) 16 E.L.R. 491.(6) [1955] S.C.R. 267.
666
which	was raised before this Court was whether	the
acceptance of respondent 2’s nomination paper could be	said
to be	improper, and this Court held that the acceptance
would have been improper if the want of qualification	was
apparent on the electoral roll itself or on the face of	the
nomination paper and the returning officer overlooked	that
defect or if any objection was raised and enquiry made as to
the absence of qualification in the	candidate and	the
returning officer came to the wrong	conclusion on	the
materials placed before him. Since neither of these things
had happened in that	case,	the Court held that	the
acceptance must be deemed to be a proper acceptance.	Even
so it	was observed that the validity	of respondent	2’s
election could be challenged under s. 100(2)(c) of the	Act.
With that aspect of	the matter we	are, however,	not
concerned in the present appeal. It would thus be clear
that in the case of Durga Shankar (1) this Court had no
occasion to consider the scope and effect of s. 36(2Xb)	and
(4) of the Act at all, and so the observations made in	the
judgment on which reliance	had been placed by	the
respondents in support of their plea that an enquiry should
have been held in the present case do not really help	us.
The said observations must, with respect, be read in	the
context of the dispute which was raised before this Court in
that case. The respondents have also relied upon	the
decision of this Court in Pratap Singh v. Shri Krishna Gupta
(2). In that case this Court has no doubt observed	that
courts should not adopt a technical attitude in dealing with
election matters and that ” it is the substance that	must
count and it must take precedence over mere form ; but in
appreciating the effect of	these observations it	is
necessary to bear in mind the points which arose	for
decision in that case.	It was the failure of the candidate
to mention his occupation as required by rule 9 (1)(i) on
which the validity of his nomination was impeached, and in
dealing	with that point this Court had to consider	the
effect of s. 23 of the C. P. and Berar Municipalities Act, 2
of 1922, which provided that anything done or any proceeding
taken under the said Act shall not be questioned on account
(1) [1955] 1 S.C.R. 267
(2) A.I.R. 1956 S.C. 140, 141,
667
of any defect or irregularity not affecting the merits of
the case. So the short point which the Court had to decide
was whether the defect in the nomination form affected	the
merits of the case, and it held that there was no doubt that
the said failure, could riot possibly affect the merits of
the case. It was in the context of this legal position that
the Court disapproved of the technical attitude adopted by
the High Court in dealing with the question of the validity
of the	impugned nomination. It is significant, however,
that even in that case the Court has referred with approval
to its earlier decision in the case of Rattan	Ammol Singh
(1). There is another decision of this Court on which	the
respondents have relied. That is the case of Karnail Singh
v. Election Tribunal, Hissar (2). It appears that in	that
case the nomination paper of Sher Singh had been rejected on
the ground that column 8 in the nomination form was not duly
filled up. The defect to which objection was taken was that
the name of the sub-division had not been stated under	the
relevant columns, though on evidence it was quite clear that
there was no defect in identifying the candidate and	that
the candidate himself pointed out to the returning officer
the entry of his name in the electoral roll, and this Court
held that the defect in question was purely technical	and
that the Tribunal was perfectly right in holding that	the
nomination paper had	been improperly rejected. It is
difficult to	see how this	decision can	assist	the
respondents at	all. As we have already pointed out	the
omission to make a declaration about the age	is, in	our
opinion, an omission	to comply with the	substantial
requirement prescribed by the form and it cannot be compared
with the omission with which this Court was concerned in the
case of Karnail Singh (2).
There is one more decision on which the respondents	have
relied.	In Pt.	Charanjit Lal Ram Sarup v. Lahri Singh	Ram
Narain	(3) the Punjab High Court was dealing with a	case
where the nomination paper of a candidate had been rejected
not only on account of the omission to state the age in	the
nomination paper but also for the reason that	no evidence
was led by the
(1) [1955) 1 S.C.R. 481. (2) (1954) 10 E.L.R. 189.
(3) A.I.R, 1958 Punj. 433.
668
candidate concerned or by his representatives or agents to
show that the candidate had completed his 25 years though
the returning officer had directed that such evidence should
be led. It appears that the Election Tribunal	also found
that on the evidence	adduced before it could not be
determined with any amount of certainty as to whether at the
time of filing the nomination paper Mr. Pirthi,the candidate
in question, was above or below 25 years of age. That is
why it was held that the rejection of the nomination paper
could not be said to be improper. One of the points urged
before the Punjab High Court was that the omission to state
the age was not a defect of a substantial character but	the
High Court did not feel called upon to give a firm finding
on this point, because in the case before it there was	not
only the impugned omission but there was also	no material
before the returning officer whereby that omission could be
made good. We ought, however, to add that though on	the
facts proved in that case the election petition should	have
been dealt with under s. 36(2)(b) and (4) it was apparently
considered as falling under s. 36(2)(a) and that, as we have
already	pointed out,	is not	the true legal position.
Besides	there are certain general observations made in	the
judgment which	would	indicate that the High Court	was
inclined to hold that the defect arising from the failure to
declare	the age in the nomination form was not of a
substantial character.	It is unnecessary to add that these
observations do not correctly represent the effect of  s.
36(2)(b) and s. 36(4) of the Act.
In the	result the appeal is allowed, the decision of	the
High Court is set aside and that of the Tribunal restored
with costs throughout.
Appeal allowed.
669