Allahabad High Court High Court

Suraj Narain vs Jang Bahadur And Ors. on 1 June, 1923

Allahabad High Court
Suraj Narain vs Jang Bahadur And Ors. on 1 June, 1923
Equivalent citations: 74 Ind Cas 2
Bench: G Mears, Piggott


JUDGMENT

1. The Municipal Elections were held in Cawnpore in March 1923. Suraj Narain was a candidate, as was also, one Muhammad Siddiq Hafiz. Both of these men were defeated by an opponent who secured a large number of votes. Both of these gentlemen thought they had a case for unseating their opponents and each of them proposed to proceed under the Municipalities Act, local Act II of 1916, and lodged petitions. Section 20 prescribes the form and the manner in which the petition shall be presented, and it also defines who are the persons who are permitted by law to present a petition. Section 22 defines who is to hear petitions, and Clause (2) of that section lays down how the proceedings may Start by presentation.

2. Taking the case, first of all, of Suraj Narain, Miscellaneous Case No. 211 of 1923, the material elates and facts are as follows: The election was held on March 20th, 1923, and on the 23rd of March Suraj Narain attended the Court of the Collector. The petition which he had with him was, as regards formal parts, in proper form, that is to say, it was headed as being a matter which would be dealt with in the Court of the Commissioner (it was stated to be presented “through the Collector, Cawnpore District”) and recited that it was a petition under Section 19 of the United Provinces Municipalities Act, II of 1916. When Suraj Narain reached the Court the Collector had not arrived, but the Joint Magistrate was sitting and the Joint Magistrate, in answer to an enquiry by the petitioner, has recorded in a letter of April 7th, that a practice does exist in that Court, which undoubtedly is for the convenience of the public, whereby petitions intended for the Collector are received by the Joint Magistrate and made over to the Collector on his arrival. Suraj Narain, relying upon that practice, in fact handed to the Joint Magistrate the petition, and the Joint Magistrate, in pursuance of that practice, handed over to, the Collector the document. That was done on the 23rd of March. So that Suraj Narain who had originally 15 days within which to deliver to the proper authorities a proper petition in fact had got that petition into the hand’s of the proper authority, namely, the Collector, by the 23rdof March. It is suggested that we are bound to construe sections 20 and 22 so strictly as to hold that no presentation of a petition can avail the petitioner unless the petitioner himself personally comes face to face personally with the Collector and delivers it into the Collector’s hands. That undoubtedly is the safest and wisest thing to do. But the position as regards the Collector’s Court at Cawnpore was that, in reliance upon the practice, Suraj Narain was content to follow that practice of handing documents intended for the Collector to the Joint Magistrate. Inasmuch as the petition reached the Collector, well within time, we are of opinion that it was a proper presentation and that petition ought to have been heard and disposed of upon the merits.

2. The next case with which we propose to deal is that of Muhammad Siddiq Hafiz, because there is some similarity in the facts. We will deal with the case of Durga Shankar later.

3. The elections for this particular Ward in Cawnpore were held on the 19th of March, and that gave Muhammad Siddiq Hafiz up to the 3rd of April within which to be in time for the Judgment of his Election Petition. Fifteen days is specified by the Act, and the first broad question appears, is did he by any means whatever get into the hands of the Collector by the 3rd of April the petition? The answer is that he did not do so, and that in, our opinion, makes a material difference in this case. On the 3rd of April, which was the last day, we are told that he presented the petition to a Deputy Collector, by name Mr. Ashfaq Husain. There is nut in the papers relating to this case any evidence which suggests that there was any practice whereby this Deputy Collector was authorised, or was accustomed short of actual auhorization, to receive petitions of that nature and was a recognised official channel for their transmission to the Collector. That being so, we think that the petitioner in this case took the risk. If it happened that the Deputy Collector had forwarded the document to the Collector within time and the Collector had chosen to accept it from the Deputy Collector, that might possibly have been a good presentation. We do not say that it would have teen a good presentation, that matter would have to be enquired into with some care and might depend to some extent on whether we believed that there was in existence a recognised practice. However, we are satisfied that, in the absence of any evidence of that character, the petitioner when he handed the document to the Deputy Collector, who no doubt gave him an assurance that it would be forwarded to the Collector, took the risk of its reaching the Collector within time. It did not reach the Collector within time and was not received by him until the 4th of April. In these circumstances, we hold that as regards the petition of Muhammad Siddiq Hafiz that petition was not presented with in time and is one which should rot be entertained.

4. We now come to the petition of Durga Shankar. He, like Muhammad Siddiq Hafiz, handed the petition to a Deputy Collector, and again there is no evidence on the record that the Deputy Collector was a recognised channel far the transmission of these documents. We need not decide whether that petition was properly presented for this reason, that we are unable to understand how Durga Shanker comes before the Court as a petitioner. It appears that he was one of several candidates and that at a meeting it was considered desirable that there should not be so many candidates but that the choice of the two gentlemen who should contest the Ward was left to the decision of a gentleman of high standing, who was regarded by the seven candidates as being likely to make the best selection. Two gentlemen were in fact selected. Durga Shankar was amongst the five whose names were passed over and he, having the belief that a candidate who was thus declared elected could be unseated on various grounds, conceives that he has a right to come forward and raise that question. These petitions can be lodged by a candidate in whose favour votes have been recorded and who claims in the petition to be declared elected in the room of the person whose election is questioned, that is, a person who went through the contest in whose favour votes were recorded and who alleges that strict scrutiny of votes and striking off the names of people who should not have voted or by reason perhaps of disqualification of the person who has been elected that he himself will be the person who will become the elected member in the event of the petition being enquired into and upheld. That is the only one person who can present a petition, but a body of men, ten or more electors, may join together and present a petition. Durga Shankar’s position in the case has no locus standi in the matter of law, and on that ground was incompetent to present a petition and or that ground his petition must be rejected.

5. Mr. Stowell, the Commissioner, also enquires whether a petition must be duly verified in accordance with the rule applicable to plaints. We think not. When the petition has teen duly presented the hearing follows along the lines prescribed for a civil suit. The Act is silent as to tie verification of the petition and it is only after due presentation of the petition that the civil suit procedure rules operate.

6. We are, therefore, of opinion that a petition need not be verified.