Gauhati High Court High Court

K. Vungzalian vs J.F. Rathangliana And Ors. on 23 January, 1987

Gauhati High Court
K. Vungzalian vs J.F. Rathangliana And Ors. on 23 January, 1987
Equivalent citations: AIR 1988 Gau 30
Author: T Das
Bench: T Das


ORDER

T.C. Das, J.

1. The election petitioner Shri. K. Vungzalian has challenged the Manipur egislative Assembly Election result declaring the respondent No. 1 to be the returned candidate from 58-Churachandpur (ST) Assembly Constituency. The election was held by the end of the year 1984 and the result declaring the respondent No. 1 as elected member of Manipur Legislative Assembly was announced on 31st December, 1984, According to the Manipur Gazette Notification dated 20th Nov. 1984, Nov. 27, 1984 was the last date for making nominations; Nov. 28, 1984 was the last date for scrutiny of nominations; Nov. 30, 1984 was the last date for withdrawal of candidature; and Dec. 27, 1984 was the date for poll. Along with the petitioner, several candidates submitted their nominations and they are arraigned as respondent Nos. 1 to 8 in this election petition. The petitioner presented this election petition in this Court on 11th Feb. 1985 through a learned counsel. On scrutiny of the petition, the registry of this Court placed the matter before the Hon’ble Chief Justice for necessary orders. On 4-3-85 the Hon’ble Chief Justice entrusted the trial of the case to my learned brother Justice Dr. T. N. Singh. Thereafter the trial proceeded. As my learned brother Justice Dr. T. N. Singh was transferred to Madhya Pradesh High Court, the matter was placed before the Hon’ble Chief Justice by the registry of this Court on 23- 5-85 for further orders. On 5-6-85 the Hon’ble Chief Justice entrusted the trial of the case to me and accordingly the case was taken up for trial on 17-6-85 the case was posted for orders, but as nobody appeared on behalf of the parties, the nextdate was fixed on 15-7-1985. On 15-7-85 Mr. Charugopal, learned counsel who appeared on behalf of the election petitioner prayed for time to take steps to amend the petition. The prayer was allowed and the case was directed to be posted on 5-8-85 for orders. On 5-8-85, the contesting respondent filed written statement and also filed an objection against the petition for amendment and Mr. Charugopal Singh, learned counsel for the election petitioner prayed for time to file rejoinder. The next date was fixed on 28-8-85 for rejoinder as well as for framing of issues and also for hearing the amendment petition. On 29-8-85 Mr. Charugopal Singh, learned counsel for the petitioner appeared and submitted draft issues for consideration which were provisionally accepted subject to further modification. On 18-9-85 Mr. Charugopal Singh, learned counsel for the petitioner appeared and submitted documents as per list and also furnished the list of witnesses desired to be examined by the petitioner. The learned counsel also filed a petition praying to call for some documents at the time of taking evidence. The matter was further posted for, 7-1085 on which date Mr. Charugopal Singh, learned counsel for the petitioner submitted that the election petitioner did not like to press the amendment application which was accordingly dismissed being not pressed. On 19-12-85 the election petitioner prayed to call for certain records whereupon an order was passed for issuance of notice to the officer concerned to produce the relevant records and in the event of any objection to produce such records, to file objection on 5-2-86. On 5 2-86 the matter was directed to be transmitted to Imphal Bench. Accordingly the matter was posted on 17-3-86 at Imphal Bench. But as nobody appeared, it was put upagain on 19-3-86. On that day also nobody appeared and as such the case was posted for next session. On 8-7-86 Mr. Charugopal Singh, learned counsel for the election petitioner filed a petition stating that as he had no instruction from the petitioner he desired to withdraw from the case. It was submitted by Mr. Charugopal Singh that he was disengaged by the petitioner to conduct the case. Therefore, the prayer of the learned counsel was allowed as a consequence of which Mr. Charugopal Singh, learned counsel withdrew from conducting the case on behalf of the election petitioner. However, a notice was directed to be issued upon the petitioner either to appear in person or through his counsel to conduct the case on 2nd September, 1986. A notice was accordingly issued to the petitioner on 30-7-86 as it appears from the office note. As this notice was not returned after service, the first reminder was directed to be issued. Accordingly, the first reminder notice was issued to the election petitioner which was sent by registered post on 5-9-86. It is revealed from the office note dated 18-9-86 that acknowledgement due card of the first reminder was received back after service. But as no appearance was made by the petitioner, the second reminder notice was issued by the office on 14-11-86. But neither the petitioner nor his counsel appeared to conduct the trial of the election petition. However, on 12-9-86 this Court passed an order adjourning the case till 28-11-86 giving a last chance to the election petitioner to appear and to take steps in the case with a direction that if the petitioner fails to appear or take steps appropriate orders would be passed in this regard. On 18-11-86 as the petitioner did not appear the case had to be posted for this session as prayed for by the learned counsel for the respondent This was done to give the petitioner further chance to appear and conduct his case if he so desired. On 19-1-87 the matter was put up for orders. But as the petitioner remained absent without any step, Mr. A. Nilamani Singh, learned counsel for the contesting respondent No. 1 submitted that the case may be dismissed for non-prosecution. The learned counsel has submitted that as the provisions of Civil Procedure Code is applicable in this election case there is no bar to dismiss the case for non-prosecution. It is further submitted by the learned counsel for the respondent that the Court cannot wait for uncertain period for convenience or inconvenience of the parties as the election dispute is to be decided expeditiously. In support of the contention relating to dismissal for non-prosecution the learned counsel has placed several decisions of various Courts including the decision of the Supreme Court.

2. However, there is no provision under the Representation of the People Act, 1951 to dismiss a case for default though under Section 109 of the Act there is, provision for withdrawal of the election petition and the procedure for such withdrawal has also been prescribed. Now the question arises as to whether for non-appearance of the election petitioner or failure on his part to take steps for further progress of the case in spite of several notices issued upon him and seyeral adjournments granted by the Court, the case can be dismissed for non-prosecution. In Jugal Kishore v. Doctor Baldev Prakash as reported in AIR 1968 Punj & Hary 152 a Full Bench of the said Court while dealing with the procedure relating to withdrawal and abatement of the election petition under the provisions of the R.P. Act also discussed about the applicability of the provisions of the Civil Procedure Code under Order 9 and Order 17 of the Code. It was held –

“….The petitioner can, by force of circumstances, be genuinely rendered helpless to prosecute the petition. For instance, he may find that his financial condition has suddenly worsened and that he can no longer afford the expenses of litigation. He may, even, owing to exigencies of business or vocation or profession, have to go to such a distant place from the seat of the High Court where the election petition is being tried that he may find it impossible to prosecute the petition in a proper manner. There would be two courses open to him and that will depend entirely on his volition. He can either file an application for withdrawal of the petition disclosing the circumstances which have in which case there would be no difficulty in following the procedure laid down in Sections 109 and 110 of the Act, or he may choose to simply absent himself from the Court or cease to give any instructions to the counsel engaged by him or fail to deposit the process fee and the diet-money for witnesses or take the necessary steps for summoning the witnesses in which case the Court will have no option but to dismiss the election petition under the provisions of the Code of Civil Procedure which would be applicable to the election petitions in the absence of any express provisions in the Act. The dismissal will have to be under the provisions contained in Order 9 or Order 17 of the Code.”

The Court also discussed various decisions including the Full Bench decision of Jammu & Kashmir as reported in AIR 1960 J & K 25 (Dina Nath Kaul v. Election Tribunal J & K). It was held in Jugal Kishore –

“…..Under Section 111 when an application for withdrawal is granted and no person has been substituted as petitioner in place of the party withdrawing, the High Court has to make a report of that fact to the Election Commission and the Election Commission has to publish the report in the Official Gazette. The aforesaid provisions have been made for the purpose of ensuring that if the petitioner chooses to withdraw his petition, any one else who may be interested from the constituency and who might himself have been a petitioner may have an opportunity to apply to be substituted as petitioner so as to prosecute the petition…”

Perhaps, this was apparently the reason for enactment of Sections 109 to 111 of the R. P. Act It was further held in “Jugal Kishore” –

“There is no such authority or officer in India who has been entrusted with the task which is being performed by the Director of Public Prosecutions in England in the matter of election petitions and election offences and unless such an agency is set up, it is not possible to see how the real purpose of the election petitions can be fully achieved where a petitioner after filing the election petition decides for some reason or the other to make persistent defaults in its prosecution, or even, to deliberately withhold all the material evidence.”

3. This view was supported by a Full Bench of Allahabad High Court in Duryodhan v. Sitaram as reported in AIR 1970 All 1. While dealing with various provisions of the R.P. Act, the Full Bench of the Allahabad High Court, following the decision of the Supreme Court in Chandrika Prasad’s case, as reported in AIR 1959 SC 827 and also following a Division Bench decision of the Patna High Court as reported in AIR 1965 Pat. 378 (Sawalia Behari Lall v. Tribik Ram Deo Narain Singh) held that the provisions of Orders 9 and 17 of the Code of Civil Procedure are also applicable to the trial of an election petition under Representation of the People Act. The Full Bench decisions of Allahabad High Court as well as Punjab High Court dissented from the views rendered in Dina Nath Kaul (AIR 1960 J & K 25) (FB) (supra) by the High Court of Jammu & Kashmir and in that view of the matter I would also respectfully dissent from the decision rendered in Dina Nath (supra). Following the decision in “Keshari Lal Kavi v. Narain Prakash” as reported in AIR 1969 Raj 75. I agree with respect with the opinion expressed by the Full Bench of the Punjab High Court and hold that the High Court has power to dismiss an election petition for non prosecution of the election petitioner and in that view of the matter the procedure as laid down under Section 111 of the R.P. Act is not attracted as because the provisions of Sections 109, 110 and 116 of the R.P. Act apply only in the cases of withdrawal or abatement of the election petition and not in the case of the order of dismissal for non-prosecution.

4. In the result, the petition is dismissed for non-prosecution and for absencee of evidence to prove the contention of the election petitioner made in the election petition. As the petition has been dismissed for non-prosecution I do not assess any cost.