High Court Patna High Court - Orders

Ganesh Yadav vs Pankaj Kumar Singh &Amp; Ors on 24 January, 2011

Patna High Court – Orders
Ganesh Yadav vs Pankaj Kumar Singh &Amp; Ors on 24 January, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.11971 of 2010
          1. GANESH YADAV S/O MAHIPAL YADAV R/O VILL.-
          CHANDRAPURA, P.S.- SANGRAMPUR, DISTT.- MUNGER
                                 Versus
          1. PANKAJ KUMAR SINGH S/O SHRI PRAN MOHAN SINGH R/O
          VILL.- LASKARA, P.S.- SANGRAMPUR, DISTT.- MUNGER
          2. GANESH YADAV S/O MAHIPAL YADAV R/O VILL.-
          CHANDRAPURA, P.S.- SANGRAMPUR, DISTT.- MUNGER
          3. RAMCHANDRA YADAV S/O BASUDEO YADAV R/O VILL.-
          CHHATA, P.S.- SANGRAMPUR, DISTT.- MUNGER
          4. RANJAN KUMAR S/O RAMCHANDRA YADAV R/O VILL.-
          CHHATA, P.S.- SANGRAMPUR, DISTT.- MUNGER
          5. JAIPRAKASH BHAGAT S/O RAMCHANDRA BHAGAT R/O VILL.-
          CHHATA, P.S.- SANGRAMPUR, DISTT.- MUNGER
          6. KAMLESH KUMAR SINGH S/O LATE SITARAM SINGH R/O
          VILL.- LASKARA, P.S.- SANGRAMPUR, DISTT.- MUNGER
          7. SANTOSH KUMAR SINGH S/O SRI PRAN MOHAN SINGH R/O
          VILL.- LASKARA, P.S.- SANGRAMPUR, DISTT.- MUNGER
          8. RAMTAHAL PRASAD SINGH S/O LATE AMRIT MANDAL R/O
          VILL.- NONAJEE, P.S.- SANGRAMPUR, DISTT.- MUNGER
          9. KRISHNANAND YADAV S/O LATE DAMODAR YADAV R/O VILL.-
          BHANDAR, P.S.- SANGRAMPUR, DISTT.- MUNGER
          10. BISHUNDEO YADAV S/O LATE BUDHU YADAV R/O VILL.-
          BHANDAR, P.S.- SANGRAMPUR, DISTT.- MUNGER
          11. ASHOK MANDAL S/O LATE DEEPNARAYAN MANDAL R/O
          VILL.- BHALGURI, P.S.- SANGRAMPUR, DISTT.- MUNGER
          12. RAMDEO KUMAR BHARTI S/O DINESH MANDAL R/O VILL.-
          BHALGURI, P.S.- SANGRAMPUR, DISTT.- MUNGER
          13. THE STATE OF BIHAR THROUGH COLLECTOR, MUNGER
          14. THE COLLECTOR-CUM-DISTRICT ELECTION OFFICER,
          MUNGER
          15. S.D.O., KHARAGPUR
          16. BLOCK DEVELOPMENT OFFICER, TETIYA BUMBAR - CUM -
          ELECTION OFFICER FOR PANCHAYAT ELECTION
          17. AMRENDRA KUMAR AMAR ASSISTANT RETURNING OFFICER
          FOR TETIYA BUMBER ANCHA


          For the Petitioner:-  Mr.       Ranjan Kumar Jha &
                                Mr.       Thakur Manish Mohan, Advocate
          For Respondent No.1:- Mr.       Ashok Kumar Singh, Sr., Advocate &
                                Mr.       Prakash Kumar, Advocat
          For the State:-       Mr.       Sanjay Kumar, A.C. to S.C.-I

                                   -----------

05. 24.01.2011 Heard learned counsel for the petitioner and

learned counsel for respondent no.1.

2

The petitioner was the winning candidate in the

Panchayat Election which was questioned by respondent

no.1 in Miscellaneous Election Petition No. 12 of 2006

upon 19 of 2009 before the Munsif-I, at Munger. By the

judgment dated 17.7.2010, the learned Munsif holding

that the respondent no.1/Election petitioner had raised

objections in writing under Rule 79 (1) of the Bihar

Panchayat Raj Rules 2006 (hereinafter called the

Panchayat Rule) with regard to the errors during counting

of votes allowed the prayer for recounting of ballots.

Learned counsel for the petitioner strongly relied

upon the findings in the impugned order that the

application under Rule 79 (1) was filed after the counting

was over. He submit that the statutory requirement of

filing such application during the counting was mandatory

in absence of which the impugned order is unsustainable.

He next submits that even in the application preferred

under Rule 79 (1), if it could have been entertained after

counting was over, no grounds have been spelt out for

invocation for this extraordinary power interfering with the

secrecy of the ballot.

Leaned counsel for respondent no.1 strongly

relied upon a decision reported in 2008 (4) P.L.J.R. 62 (SC)

(Hosila Tiwari Versus State of Bihar). He submitted that

mere non-filing of an application under Rule 79 (1) during
3

counting cannot defeat the claim for a prayer to recount

the votes, if grounds are otherwise made out to the

satisfaction of the Court concerned. He submits that the

petitioner did file an application. In his pleadings he also

demonstrated the circumstances under which he was

unable to file his objections during the counting. Therefore

under the findings recorded in paragraph-11 of the

aforesaid judgment, the Munsif did not commit any

material irregularity in directing counting of votes. It was

not a mandatory requirement that under all circumstances

the objection must be filed during the counting only.

The law laid down in Hosila Tiwari (supra)

primarily is that compliance with Rule 79(1) was

mandatory. Quoting an extract from its own judgment

reported in 2004 (6) SCC 331 (Chandrika Prasad Yadav

Versus State of Bihar & others) at paragraph-20 and 21 of

the same, the Supreme Court reiterated the legal positing

with regard to Rule 79 (1) thus:-.

“20. It is well settled that an order of re-
counting of votes can be passed when the
following conditions are fulfilled:

(i) a prima facie case;

(ii) pleading of material facts stating
irregularities in counting of votes;

(iii) a roving and fishing inquiry shall not
be made while directing re-counting of
votes; and

(iv) an objection to the said effect has
been taken recourse to.

4

21. The requirement of maintaining the
secrecy of ballot papers must also be kept in
view before a re-counting can be directed.
Narrow margin of votes between the returned
candidate and the election petitioner by itself
would not be sufficient for issuing a direction
for re-counting.”

The conclusion recorded in the case of Hosila

Tiwari (supra) at paragraph-11 is that in the event a

candidate is able to demonstrate sufficient explanation or

material to show that he was prevented from

circumstances prevailing beyond his control from making

such an application, in such circumstances it may become

a question of fact whether the application under Rule 79

(1) can be entertained after the counting is over. But where

opportunity was available to the aggrieved party to make a

complaint, but he does not make such a complaint, the

principle could not be applied in a standardized manner.

The factual situation which fail for consideration before the

Supreme Court arising out of a judgment from this Court

related to an unruly situation created at the time of

counting because of which for circumstances beyond his

control the aggrieved is unable to file objection for no fault

of his.

Therefore, the mandatory requirement of Rule 79

(1) has been affirmed. What has been relaxed is to a limited

extent provided the facts of the case justified the same and

there is material on record to arrive at that reasonable
5

explanation and satisfaction.

The respondent no.1 filed his application

undoubtedly after the counting was over. The application

only states that he had been made to loose by a narrow

margin by committing irregularities. The counting was

continuing and suddenly on conclusion of the counting he

was told that he had lost and that he should leave. He

asked for a detailed report which was not furnished

indicative of foul intention. He therefore requested for

appropriate action. It is apparent that in his application he

did not even raise a whisper of suggestion of what

irregularities were committed during counting much less

any ground that he was prevented from complaining or

that circumstances prevailing prevented him from

complaint. In fairness to the respondent no.1, the Court

shall also consider his plaint which has been brought on

record by way of a supplementary counter affidavit. Crucial

are paragraphs 15 to 20 of the same. Even therein he only

makes a grievance that on certain tables the counting was

done in absence of his representative. Ballot papers were

wrongly taken into account and ballot papers in his favour

wrongly rejected. He was not allowed entry of his Election

Agent during counting. He along with his counting agent

only was unable to oversee the counting since counting

was taking place at eight tables and it was not possible for
6

the petitioner or his counting agent to be simultaneously

present near all the tables. The petitioner even in his

pleading does not make a whisper of a suggestion as to

what were the circumstances beyond his control at the

time of counting which prevented him from filing an

objection of alleged irregularities during the counting

process. On his own showing, he was inside the counting

place along with his counting agent. Applying the principle

laid down in the case of Hosila Tiwari (supra) with regard

to acceptance of an application under Rule 79 (1) after the

counting was over, the petitioner has not been able to

make out a case to the satisfaction of the Court that he

was prevented from filing objections for reasons beyond his

control during the process of counting. On the contrary,

the Court holds that the petitioner has been unable to

place any material on record of any circumstances existing

of a nature which obstructed the filing of an objection by

him during the process of counting under Rule 79 (1) held

to be mandatory in nature.

The order dated 17.7.2010 is set aside. The

application stands allowed.

P.K                                  ( Navin Sinha, J.)