1 WP 2644 of 2008
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO.2644 OF 2008
Mr.Shaikh Fateh Mohammed Mohd. Raza
Aged about 54 years, Adult, Indian Inhabitant,
Residing at CEN 335(22), Shariff Mansuri Chawl,
Gandhi Nagar, Charkop Link Road,
Kandivli (W), Mumbai - 400 067. ..... Petitioner
V/s.
1. Mr. Kamlesh Somnath Yadav,
Adult, Indian Inhabitant,
Residing at Azad Lane, Gandhi Nagar,
Laljipada, Kandivli (W),
Mumbai - 400 067.
2. The Commissioner of Municipal
Corporation of Greater Bombay,
Having their registered office at
Mahanagarpalika Marg, Fort,
Mumbai - 400 001.
3. Election Commissioner,
Administrative Building,
Mantralaya, Mumbai - 400 032.
4. The Returning Officer,
Ward No.19, R/Sough Ward,
Election Department, Mahanagarpalika
Marg, Fort, Mumbai - 400 001.
5. Mr.Haudhari Mohammed Harun
Mohammed Yunus, Adult, Indian
Inhabitant, residing at Chaudhari
Marble, 91/18/19, Ganesh Nagar
Link Road, Opp. MHADA Colony,
Kandivali (W), Mumbai - 400 067.
::: Downloaded on - 09/06/2013 16:12:51 :::
2 WP 2644 of 2008
6. Mr.Kamble Ashok Vitthal,
Adult, Indian Inhabitant,
Residing at 108, Bharatbhushan Plot
No.115, S.1R.S.C., 11, Charkop,
Kandivali (W), Mumbai - 400 067.
7. Mr.Katkar Vijay Gangaram,
Adult, Inhabitant, Residing at
21, Devji Worli Chawl, Jijamata Nagar,
Bandarpakadi Road, Kandivali (W),
Mumbai - 400 067.
8. Mr.Keni Samarth Chandrakant,
Adult, Indian Inhabitant,
R/o Sai Shraddha Bungalow,
Plot No.25, R.S.C.12/53, S.2,
Charkop, Kandivali (W),
Mumbai - 400 067.
9. Mr.Khan Amirullah Abdullah,
Adult, Indian Inhabitant,
Residing at 27, Sai Sahara Co-op.
Hsg. Soc. Pipe Line Road, Kajupada,
Kurla, Mumbai - 400 072.
10. Mr.Khan Haji Nigar Ashikali,
Adult, Indian Inhabitant,
Residing at C-8, Prabhat Chawl,
Link Road, Ganesh Nagar, Charkop,
Kandivali (W), Mumbai - 400 067.
11. Mr.More Vaibhav Diwakar,
Adult, Indian Inhabitant,
Residing at 17/406, Samruddhi Co-op.
Hsg. Sco., Chhatrapati Shivaji Raje Sankul,
Charkop, Kandivali (W), Mumbai - 67.
12. Mr.Mundhe Ravindra Ramji,
Adult, Indian Inhabitant,
Residing at Pancharatna Society,
Shankarpada No.2, Dahanukarwadi,
::: Downloaded on - 09/06/2013 16:12:51 :::
3 WP 2644 of 2008
Kandivali (W), Mumbai - 400 067.
13. Mr.Pandey Mahendra,
Adult, Indian Inhabitant,
Residing at Shivneri Chawl,
Shivsena Maidan, Sanjay Nagar,
Kandivali (W), Mumbai - 67.
14. Ms.Sapkale Saresvati Ramesh
Adult, Indian Inhabitant,
Residing at Adarsh Chawl No.2,
Bhabrekar Nagar, Charkop,
Kandivali (W), Mumbai - 400 067.
15. Mr.Savaratkar Shrikant Abaji,
Adult, Indian Inhabitant,
Residing at A/13, Gurukrupa Chawl
Committee, Bhabrekar Nagar, Charkop,
Kandivali (W), Mumbai - 400 067.
16. Mr.Sayed Vazir Bashir,
Adult, Indian Inhabitant,
Residing at Bharat Seva Society,
Selfi Gulli No.2, Gandhi Nagar,
Kandivali (W), Mumbai - 400 067.
17. Mr.Shaikh Rafik Jamal,
Adult, Indian Inhabitant,
Residing at Room No.37, Shanti Seva
Society, Mustafa Compound, Gandhi
Nagar, Charkop, Kandivali (W),
Mumbai - 400 067.
18. Mr.Shaikh Sharfuddin Chandasaheb,
Adult, Indian Inhabitant,
R/o Opp. Rehmat Masjid Road,
Ganesh Nagar, Charkop,
Kandivali (W), Mumbai - 400 067.
19. Mr.Shukla Amarbahadur Hansraj,
Adult, Indian Inhabitant,
::: Downloaded on - 09/06/2013 16:12:51 :::
4 WP 2644 of 2008
R/o A-201, Thakur Plaza,
Hirani Wadi, Road No.3,
Kandivali (W), Mumbai - 400 067.
20. Mr.Shukla Arjun Prasad Patesari,
Adult, Indian Inhabitant,
Residing at R.M.C. 22, B-Plot,
Government Industrial Estate,
Charkop, Kandivali (W),
Mumbai - 400 067.
21. Mr.Singh Durgaprasad Nandlal,
Adult, Indian Inhabitant,
R/o Saikrupa Society, Opp. Thakur
Dairy, Kwari Road, Malad (W),
Mumbai - 400 098.
22. Mr.Vishwakarma Dayaram Ramsuresh,
Adult, Indian Inhabitant,
Residing at K.D.Compound,
Gandhi Nagar, Jaya Bharat Seva Sangh
Society, Kandivali (W), Mumbai - 400 067. ..... Respondents
WITH
WRIT PETITION NO.6330 OF 2008
Kamlesh Yadav,
Presently residing at Azad Lane,
Gandhi Nagar, Laljipada,
Kandivali (W), Mumbai - 400 067. ..... Petitioner
V/s.
1. Mahendra Jeetbahadur Pandey,
Age 37 yrs., Occu - Business,
(Cable Operator), R/o Room No.11,
Shivneri Chawl, Near Shiv Sena Maidan,
Sanjay Nagar, Kandivali (W),
Mumbai - 400 067.
2. BrihanMumbai Municipal Corporation,
::: Downloaded on - 09/06/2013 16:12:51 :::
5 WP 2644 of 2008
(Through the Municipal Election Officer),
Election Department, Mahapalika Marg,
Mumbai - 400 001.
3. The State Election Commission,
New Administrative Building,
Mantralaya, Mumbai - 400 023. ..... Respondents
Mr.A.R.Mishra i/by Mr.P.L.Singh, for the petitioner in WP No.2644 of 2008.
Mr.P.N.Patil, for respondent No.1 in WP No.2644 of 2008.
Mr.S.B.Shete, for respondent No.3 in WP No.2644 of 2008 and WP No.
6330 of 2008.
Mr.P.N.Patil, for the petitioner in WP No.6330 of 2008.
Mr.D.S.Sakhalkar i/by Mr.S.S.Bangera, for respondent No.1 in WP No.
6330 of 2008.
CORAM : P.B.MAJMUDAR &
R.M.SAVANT, JJ.
JUDGMENT RESERVED ON : 14th July, 2010
JUDGMENT PRONOUNCED ON : 29th July, 2010
JUDGMENT : (PER P.B.MAJMUDAR, J.) : –
1. Rule.
2. Learned counsel for the respective respondents waives
service of rule on behalf of the respondents. With the consent of the
parties, rule is made returnable forthwith and heard.
3. Since common point is involved in both the above petitions,
they are heard together and are being disposed of by this common
judgment.
4. The learned Single Judge of this Court (A.S.Oka, J.) by
order dated 17-11-2009, has referred the following point for the
::: Downloaded on – 09/06/2013 16:12:51 :::
6 WP 2644 of 2008
determination by the Larger Bench and accordingly, this Court is required
to consider the following point in the aforesaid two writ petitions : –
“Whether an election petition under Section 33 of the
Bombay Municipal Corporation Act, 1888 (hereinafter
referred to as the said Act) can be permitted to be amended ?
5. Both these petitions are filed under Article 227 of the
Constitution of India, challenging the legality and validity of the orders
passed by the learned Additional Chief Judge of Small Causes Court,
Mumbai, dated 25-02-2008 and 23-06-2008 in Election Petition Nos.176
of 2007 and 72 of 2007 respectively.
6. The petitioner of Writ Petition No.2644 of 2008 has filed a
Election Petition No.176 of 2007 before the Court of Small Causes,
Mumbai, challenging the election of Returned/elected candidate i.e.
respondent No.1 Mr.Kamlesh Somnath Yadav. The petitioner contested
the election of Municipal Corporation of Greater Mumbai, held on
01-02-2007 from Ward No.19 Kandivali (W), as a candidate of Republican
Party of India. The respondent No.1 contested the said election from the
said Ward as a candidate of Nationalist Congress Party. In the said
election, the respondent No.1 was declared elected, which election has
been challenged by the petitioner on the ground that that the respondent
No.1 was engaged in certain corrupt practices. In the said election
::: Downloaded on – 09/06/2013 16:12:51 :::
7 WP 2644 of 2008
petition, the petitioner herein submitted an application below Exh.18 to
amend the election petition on the ground that during the pendency of the
election petition, he came to know certain material facts regarding the
election of respondent No.1. The petitioner wanted to add certain
paragraphs viz. Para No.13(A) to 13(e) in the original election petition by
taking the grounds that the name of respondent No.1 was appearing in the
electoral role at two places i.e. one at the native place at (234) Barsathi
Assembly Constituency and the second at the place from where respondent
No.1 was contesting the municipal elections. The other grounds which
the petitioner was desirous to add in the election petition are that the
respondent No.1 submitted false declaration in the nomination form and
that the respondent No.1 was habitual in constructing illegal and
unauthorized structures and has suppressed material facts before the
State Election Commission.
7. The learned Trial Judge partly allowed the said amendment
in connection with Para 13(B) only by holding that the proposed
amendment in Para 13(B), does not change the nature of the proceedings
as it is clarificatory in nature. Being aggrieved and dissatisfied by the
aforesaid order, by which the learned trial Judge has only granted part of
the amendment, the original election petitioner has filed writ petition No.
2644 of 2008 in so far as part of the prayers for amendment is rejected by
::: Downloaded on – 09/06/2013 16:12:51 :::
8 WP 2644 of 2008
the learned Trial Judge.
8. So far as the writ petition No.6330 of 2008 is concerned, it
is filed by the petitioner, who is respondent No.1 in Writ Petition No.2644
of 2008. The petitioner challenges the impugned order of the learned Trial
Judge by which the amendment application is partly allowed, as according
to the said petitioner, the entire application is required to be rejected.
9. At the time of hearing, it is requested by the learned
counsel appearing in the writ petitions that after giving answer to the
reference, it is not necessary to send the matter back to the learned Single
Judge of this Court and this Court may dispose of both the writ petitions
finally on the basis of the answer to the reference. Accordingly, we have
heard the learned counsel for the respective parties at some length on the
question of law as well as on the merits of the case.
10. So far as election petition under the Municipal Corporation
is concerned, the same is required to be preferred under Section 33(1) of
the Mumbai Municipal Corporation Act, 1888. It would be relevant to
reproduce the text of Section 33(1), which reads as under : –
“33.Election petitions to be heard and disposed of by Chief
Judge of the Small Causes Court : (1) if the qualification of
any person declared to be elected for being a councillor is
disputed, or if the validity of any election is questioned,
whether by reason of the improper rejection (by the State
Election Commissioner) of a nomination or of the improper
reception of refusal of a vote, or for any other cause (or if::: Downloaded on – 09/06/2013 16:12:51 :::
9 WP 2644 of 2008the validity of the election of a person is questioned on the
ground that he has committed a corrupt practice within the
meaning of Section 28F), any person enrolled in the
municipal election roll may, at any time, within ten daysfrom the date on which the list prescribed under Clause (k)
of Section 28 was available for sale or inspection apply to
the Chief Judge of the Small Causes Court. (If the
application is for a declaration that any particular candidateshall be deemed to have been elected, the applicant shall
make parties to his application all candidates who although
not declared elected, have, according to the results declared
by the State Election Commissioner under Section 32, agreater number of votes than the said candidate, and
proceed against them in the same manner as against thesaid candidate).
11. From the plain reading of the aforesaid Section, it is crystal
clear that the election petition is required to be filed within a period of 10
days from the date on which the list prescribed under Clause (k) of
Section 28 was available for sale or inspection. It is pertinent to note that
the aforesaid elections petitions have been filed by the respective
petitioners on 12-02-2007. However, amendment application in the
election petition No.176 of 2007 came to be preferred in September 2007.
Whereas, in the Election Petition No.72 of 2007, amendment application
was preferred by the petitioner on 06-02-2008. In our view, it is clear that
the respective applications for amendment were filed by the election
petitioners after the period of limitation prescribed for filing the election
petition.
::: Downloaded on – 09/06/2013 16:12:51 :::
10 WP 2644 of 2008
12. Mr.Patil, the learned counsel for the respondent No.1 in
Writ Petition No.2644 of 2008, has relied upon a judgment of the Supreme
Court in the case of Vatal Nagaraj V/s. R.Dayanand Sagar, (1975) 4 SCC
127, wherein it has been held that ‘even if there have been initial
omissions in pleadings, they can be made up, by Court’s leave, at any time.
Omissions such as minor variance with alleged particulars may be allowed.
13. The learned counsel appearing for the respondent No.1,
further relied upon a decision of the Supreme Court in the case of
K.D.Deshmukh V/s. Amritlal Jayaswal, AIR 1992 SC 164, wherein it has
been held that no new ground can be allowed to be added in the election
petition. Para No.4 of the said decision, reads thus :
“4.We have heard the learned counsel for the parties and
we are inclined to allow this appeal. It is an admittedposition that the result of the election was declared on
28-02-1990 and the election petition could have been filed
within 45 days of such result. It is also an admittedposition that on 08-03-1991 when the amendment
application was filed, the said period of 45 days had
expired long back. The ground now sought to be raised by
way of amendment is totally a new ground falling under
Section 100(1)(d) of the Act. The original petition was
filed on the ground of improper rejection of nominationpapers of three candidates under Section 100(1)(c) of the
Act, and the ground now sought to be raised by
amendment is of improper acceptance of nomination paper
of the appellant himself under Section 100(1)(d) of the
Act. In our view, the High Court was wrong in allowing
the amendment application and in taking the view that the
objection regarding limitation shall be decided while
disposing of the election petition on merits finally. This::: Downloaded on – 09/06/2013 16:12:51 :::
11 WP 2644 of 2008approach of the Court is totally wrong inasmuch as no
amendment could have been allowed by which totally a
new ground was sought to be taken and which was clearly
beyond limitation on 08-03-1991, the date of filing theamendment application.
14. He further relied upon a decision of the Supreme Court in the
case of Baburao V/s. Manikrao and Anr., (1999) 5 SCC 38, wherein it has
been held that ‘in case candidate’s name is appearing in the electoral roll
of more than one constituencies, that would not disqualify him from
contesting election from any of those constituencies. The said decision is
rendered under the Representation of the People Act, 1950.
15. Mr.Patil, further placed strong reliance on the ruling of the
Supreme Court in the case of Hari Shankar Jain V/s. Sonia Gandhi, (2001)
8 SCC 233, wherein it has been held by the Supreme Court that ‘if the
material facts is not stated in the election petition, the same are fatal to the
election petition. The Court is duty bound to examine the petition
regardless of written statement or denial in some other form and to reject
it if it does not disclose a cause of action’. The said decision is of course
given under the Representation of the People Act, 1951 and it is held that
the provisions of Order VII Rule 11 are applicable to the election petition.
In the aforesaid case, the High Court dismissed the election petition at the
preliminary stage which decision was upheld by the Supreme Court by the
aforesaid decision.
::: Downloaded on – 09/06/2013 16:12:51 :::
12 WP 2644 of 2008
16. Mr.Patil, learned counsel appearing for respondent No.1
has relied upon a decision in the case of R.S.Navalkar V/s. Mrs.Sarojini
Naidu, 1923 (XXV) B.L.R. 463, wherein it was held that ‘the Chief Judge in
the Small Causes Court at Bombay, acting under the powers granted by
him by Section 33 of the City of Bombay Municipal Act, 1888, is a persona
designata and is not a Court subordinate to the High Court of Bombay.
The High Court has, therefore, no jurisdiction under Section 115 of the
Civil Procedure Code, to interfere with his decision’. It is required to be
noted that this Court is dealing with the writ petitions filed under Section
227 of the Constitution of India, which is a constitutional remedy and
therefore, the efficacy of a Pre-Constitituion judgment is doubtful.
17. He further placed reliance upon a decision in the case of
Shahinara Salim Baig V/s. B.M.C. And Ors., 2002(2) Mh.L.J. 940, wherein
it was held that in a election petition under Section 33 of the Bombay
Municipal Corporation Act, no interim relief can be granted to the
aggrieved party. Relying on the same, it is submitted that the provisions
of Order VI Rule 17 granting amendment to pleadings, cannot be made
applicable to the election petition. However, in our view, we do not accept
such a contention that the provisions of the Code of Civil Procedure are
not applicable to the election petition at all.
18. Mr.Patil, has placed reliance upon a decision of a Division
::: Downloaded on – 09/06/2013 16:12:51 :::
13 WP 2644 of 2008
Bench of this Court in the case of Rajendra Dhanji Sakhala V/s. State
Election Commission and Ors., 2008(1) Mh.L.H. 398, wherein it was held
that Section 5 of the Limitation Act, is not applicable so far as election
petition filed under Section 33 of the Mumbai Municipal Corporation Act,
1888 is concerned.
19. A reference is required to be made on the judgment of the
learned Single Judge (R.M.Lodha, J., as His Lordship then was) in Writ
Petition No.74 of 1998, on which strong reliance is placed by Mr.Sakhalkar,
learned counsel appearing for respondent No.1 in Writ Petition No.6330 of
2008. The learned Single Judge has held that the Judgment of the
Supreme Court which was referred to in his judgment, was in connection
with the Representation of the People Act. The learned Single Judge has
further held that if the amendment is allowed it will have retrospective
effect and therefore, it is deemed to be within the period of limitation. A
reading of the said judgment would indicate that no proposition of law as
such, has been laid down by the learned Single Judge and the matter
proceeded on the basis of the principles applicable to amendments of
pleadings under the Code of Civil Procedure. Considering the judgments
of the Supreme Court, which we have referred above, in our view, though
it is true that the provisions of the Representation of the People Act, are
not straight way way applicable so far as election petition filed under
::: Downloaded on – 09/06/2013 16:12:51 :::
14 WP 2644 of 2008
Section 33 of the Act, is concerned. However, analogy and principles of
the Representation of the People Act, can be made applicable to the
election petition even under the Mumbai Municipal Corporation Act. It is
required to be noted that even as per the decision of this Court, Section 5
of the Limitation Act, is not applicable in so far as election petition filed
under Section 33 of the Act. Election petition is required to be filed
within a period of 10 days as stipulated under Section 33(1) of the said
Act and if there is no cause of action and if no particulars of the grounds
made out have been given, election petition can be dismissed at a
preliminary stage. We therefore, do not agree with the view taken by the
learned Single Judge in the aforesaid writ petition, as in our view, it does
not lay down correct proposition of law.
20. Considering the scheme of the Act, in our view, no
amendment is permissible after the prescribed period of limitation and no
new ground can be taken once it is filed. Even within the period of
limitation, no new ground can be added. However, regarding existing
ground taken in the petition, if any particulars are to be given, the same
can be given within the prescribed period of limitation. However, giving of
such particulars may not be permissible after the period of limitation, as
election petition cannot be equated with a civil suit. However, clerical or
typographical error can be carried out at any point of time, of course, with
::: Downloaded on – 09/06/2013 16:12:51 :::
15 WP 2644 of 2008
the leave of the Court. In our view, therefore, no new ground can be
taken by way of amendment once election petition is filed. Better
particulars can be given but that too within the period of limitation. Since
in the instant case, amendment is permitted after a long time, the learned
trial Judge has erred in granting amendment after the period of limitation,
which in our view, could not have been granted. It cannot be said that
even otherwise, amendment granted by the learned Trial Judge, is
clarificatory in nature. We accordingly answer the Reference by holding
that amendment in the election petition is not permissible after the
prescribed period of limitation. No new ground can be taken in the
election petition after it is filed.
21. The upshot of the aforesaid discussion is that the writ
petition No.2644 of 2008 is dismissed and the writ petition filed by the
returning candidate bearing No.6330 of 2008 is allowed in the aforesaid
terms, by quashing and setting aside the impugned order of the learned
Trial Judge. The learned trial Judge may now proceed with the Election
petitions on its own merits and in accordance with law and without
considering the amendment.
( R.M.SAVANT, J. ) ( P.B.MAJMUDAR, J. )
::: Downloaded on - 09/06/2013 16:12:51 :::