Bombay High Court High Court

Arun vs Returning Officer/Sub … on 9 March, 2010

Bombay High Court
Arun vs Returning Officer/Sub … on 9 March, 2010
Bench: V.R. Kingaonkar
                               (1)


           IN THE HIGH COURT OF JUDICATURE OF BOMBAY,




                                                               
                       BENCH AT AURANGABAD




                                       
                 WRIT PETITION NO. 5805 OF 2009




                                      
    Arun s/o Laxmanrao Alne,
    R/o Kinwat, Tq. Kinwat,
    District Nanded.                                      PETITIONER




                              
         VERSUS     
    1.   Returning Officer/Sub Divisional
         Officer, Kinwat for Election of 
                   
         Municipal of Municipal Council,
         Kinwat, held in Nov-Dec. - 2007.
    2.   Laxmipati s/o Bapurao Donepelliwar,
         R/o Kinwat, Taluka Kinwat,
         District Nanded.
      


    3.   Ashatai Udhavrao Kadam
    4.
   



         Ashok s/o Gomaji Patil
    5.   Suresh Dattatraya Mhaske
    6.   Maroti Kanba Sankalwad
         Respondents No. 3 to 6 are
         r/o Kinwat, Taluka Kinwat,





         District Nanded.                                 RESPONDENTS 

         .....
    Mr. R.S. Deshmukh, advocate for the petitioner.
    Mr. S.T. Shelke, advocate for respondent No. 1.





    Mr. V.D. Salunke, advocate for respondent No. 2.
    None for the respondents No. 3 to 6.
         .....

                               [CORAM : V.R. KINGAONKAR, J.]
            [DATE OF JUDGEMENT RESERVED   : 4th March, 2010]
            [DATE OF JUDGEMENT PRONOUNCED : 9th March, 2010] 




                                       ::: Downloaded on - 09/06/2013 15:41:31 :::
                                       (2)




                                                                        
    JUDGEMENT :  

1. By this petition, the petitioner challenges

judgement and order rendered by learned Adhoc District

Judge-2, Nanded in Election Petition No. 4/2009 whereby

and whereunder his election from municipal ward No. 17,

Samatanagar, as member of Municipal Council, Kinwat was

declared null and void and the respondent No. 2 was

declared as the elected candidate in his stead.

2. Municipal Elections were declared in the month

of October, 2007 and pursuant thereto, election

programme for Municipal Council, Kinwat was published.

The nomination forms were required to be submitted

before 2nd of November, 2007 uptill 3 p.m. The scrutiny

of the nomination forms was scheduled on 3rd November,

2007. The voting was scheduled on 25th November, 2007.

The petitioner was declared as elected candidate for

ward No. 17 on 27th November, 2007. He had secured

largest votes. There were six (6) candidates including

the petitioner and the respondents No. 2 to 6 in the

::: Downloaded on – 09/06/2013 15:41:31 :::
(3)

fray. The respondent No. 2 had secured second highest

votes.

3. The respondent No. 2 filed Election Petition

under section 21 of the Maharashtra (Municipal

Councils), (Nagar Panchayats) and (Industrial Townships

Act, 1965 (for short, “the Municipal Councils Act”). He

challenged election of the petitioner on the ground that

the nomination form was not accompanied by valid

affidavit as required under the guidelines of the

Election Commission. He further asserted that the

affidavit was invalid since required adhesive stamps

were not affixed as per provisions of the Bombay Stamp

Act, 1958. He further asserted that the nomination form

was incomplete in as much as the information as required

in one of the forms was not filled in by the petitioner.

He alleged that the petitioner was ineligible to contest

the municipal election as member of the Municipal

Council because he had incurred disqualification under

section 44 (1) (e) of the Municipal Councils Act. The

District Collector had rendered order dated 11th October,

2006 whereby the petitioner was disqualified to continue

::: Downloaded on – 09/06/2013 15:41:31 :::
(4)

as Member of the Municipal Council for the remainder of

term. It was alleged that the stigmatic

disqualification had continued and, therefore, the

petitioner could not be allowed to contest the municipal

election nor was eligible to continue in the office. The

respondent No.2, therefore, sought declaration that the

election of the petitioner was null and void and the

same stood cancelled. He further sought declaration

that he may be declared as elected candidate from ward

No. 17 or alternatively sought afresh election for the

said ward.

4. The petitioner denied all the material

averments made by the respondent No. 2. He pointed out

that the order of the Collector, passed under section 44

(1) (e) of the Municipal Councils Act, was set aside by

the Hon’ble the Chief Minister in appellate jurisdiction

under section 44 (4) of the Municipal Councils Act, vide

order dated 21st May, 2008. He, therefore, submitted

that the disqualification could be held as de-clamped.

He denied that the affidavit filed alongwith the

nomination papers was invalid. The petitioner alleged

::: Downloaded on – 09/06/2013 15:41:31 :::
(5)

that he was framed in a false criminal case because he

is member of scheduled caste and the political foes

could not tolerate his presence in the Municipal

Council. Consequently, he urged for the dismissal of the

Election Petition.

5. The learned Adhoc District Judge-2 held that as

on the date of filing the nomination form, the

petitioner was ineligible due to disqualification

incurred by him vide order dated 11th October, 2006

passed by the Collector under section 44 (1) (e) of the

Municipal Councils Act. The learned Adhoc District

Judge further held that nomination of the petitioner was

invalid for yet another reason that the affidavit sworn

in by him was not in keeping with the guidelines issued

by the Election Commission and there was no proper stamp

affixed to that affidavit. On these grounds, the

election of the petitioner was set aside by allowing the

Election Petition. The learned Adhoc District Judge held

that since the respondent No. 2 had secured second

highest votes, there was no necessity to order re-

election for ward No. 17 of the Municipal Council.

::: Downloaded on – 09/06/2013 15:41:31 :::
(6)

Hence, the Election Petition was allowed, the election

of the petitioner was cancelled and in his place, the

respondent No. 2 was declared as elected candidate.

6. Heard learned counsel for the contesting

parties. Though the respondents No. 3 to 6 were served,

yet, none of them appeared.

7.

To clear the deck, it may be stated that the

petitioner had challenged the order rendered by the

Collector under section 44 (1) (e) whereby he was

disqualified to continue as Member for the remaining

term of the Municipal Council. The remaining term was to

come to an end after fresh elections which were to be

held on 25th November, 2007. The legal impact of the

order dated 11-10-2006 passed by the Collector was that

the petitioner’s office could be deemed as vacated by

him. It was alleged that he had illegally encroached

over certain municipal land by fixing barbed wire

fencing around compound of his constructed building. The

Collector found that though the petitioner was called

upon to demolish wall and remove the barbed wire

::: Downloaded on – 09/06/2013 15:41:31 :::
(7)

fencing, yet, he had not complied with such directions

and, therefore, had incurred disqualification under

section 44 (1) (e). The petitioner was prosecuted vide

a criminal case (R.C.C. No. 52/2003) for the alleged

offence punishable under section 52 (1) of the Municipal

Councils Act. It is undisputed that the learned

Judicial Magistrate (F.C.), Kinwat acquitted him of the

said charge as per judgement dated 28th September, 2007

after due trial. There is no dispute about the fact

that the petitioner had preferred appeal under section

44 (4) of the Municipal Councils Act. The Hon’ble the

Chief Minister, by order dated 21st May, 2008 (Exh-E),

allowed his appeal.

8. Questions involved in this petition are :

(i) Could it be said that the petitioner

was ineligible and disqualified to contest the

municipal election for the reason that at the

time of filing of nomination form, the adverse

order rendered under section 44 (1) (e) of the

Municipal Councils Act was in existence ?

::: Downloaded on – 09/06/2013 15:41:31 :::
(8)

(ii) Whether the nomination of the

petitioner was patently illegal due to alleged

defects noticed from the supportive affidavit

filed by him alongwith the nomination papers ?

(iii) Was it legally permissible for the

Court below to declare the respondent No. 2 as

an elected candidate when there were more than

two (2) candidates in the fray and the case was

not of recrimination or causing of votes in

favour of the petitioner due to any corrupt

practice ?

9. True, the petitioner did not file copy of stay

order before the learned Adhoc District Judge during the

course of hearing of the Election Petition and,

therefore, such copy of the order dated 8th November,

2006 cannot be looked into while deciding the present

petition. The written statement of the petitioner did

not refer to the fact that the Collector’s order dated

11th October, 2006 was stayed by the competent authority

::: Downloaded on – 09/06/2013 15:41:31 :::
(9)

on 8th November, 2006. Obviously, there was no warrant

for the learned Adhoc District Judge to assume that

there was stay granted by the competent authority and,

therefore, the Collector’s order could not be considered

so as to infer disqualification of the petitioner. The

petitioner seems to have neglected in raising plea in

the context of the interim stay order issued by the

competent authority. Still, however, it cannot be

overlooked that the petitioner had categorically pleaded

that the Collector’s order dated 11th October, 2006 was

set aside by the competent authority i.e. the Hon’ble

the Chief Minister by virtue of order dated 21st May,

2008. This fact was brought to the notice of the

learned Adhoc District Judge. He had further pointed

out that he was acquitted by the Criminal Court in the

criminal case bearing R.C.C. No. 52/2003. The learned

Adhoc District Judge observed that though the

disqualification order was set aside by the Hon’ble the

Chief Minister on 21st May, 2008, yet, the stigma of

disqualification was very much present as on the date of

filing of the nomination form i.e. on 2nd November, 2007.

Thus, inspite of removal of the disqualification as per

::: Downloaded on – 09/06/2013 15:41:31 :::
( 10 )

order dated 21st May, 2008 in appeal under section 44 (4)

of the Municipal Councils Act, the petitioner was held

disqualified for the purpose of his nomination as a

candidate for ward No. 17.

10. Mr. Salunke, learned counsel for the respondent

No. 2 contended that the petitioner was disqualified due

to the juxtaposition available as on the date of filing

of the nomination form in view of section 16 (1) (a-1)

(ii) of the Municipal Councils Act. He argued that the

stigmatic disqualification might have been de-clamped

subsequently on 21st May, 2008, yet, the nomination form

of the petitioner could not have been accepted on 2nd

November, 2007 and hence, he was ineligible to contest

the municipal election. Mr. Salunke would submit that

the very foundation of the nomination of the petitioner

was illegal and, therefore, the view taken by the

learned Adhoc District Judge cannot be faulted with. I

do not agree. The learned Adhoc District Judge ought to

have properly appreciated the legal impact of the order

rendered by the appellate authority. It is well settled

that when an appeal is allowed and the order under

::: Downloaded on – 09/06/2013 15:41:31 :::
( 11 )

appeal is set aside, then it stands legally vanished

from the day one of such order. It does not become

valid for the period between passing of the order and

the order of the appellate authority whereby it comes to

an end. It mean to say, the order of the Collector

ought to have been held as retrospectively wiped out due

to the appellate order dated 21st May, 2008 which stood

merged in the order of the lower authority.

11. In “Baby Samuel v. Tukaram Laxman Sable and

others” 1995 Supp (4) S.C.C. 215, the Apex Court held

that once the removal order in relation to the President

of Municipal Council was set aside, the consequential

action alongwith the removal order cannot stand. The

Apex Court observed :

“Because the State Government did not pass any
orders on the stay petition filed by the

appellant in his appeal preferred against the
orders of removal/disqualification, the
Collector notified and held an election to the
office of the President whereat Shri Sable was
elected as President. This election was again

::: Downloaded on – 09/06/2013 15:41:31 :::
( 12 )

a consequence of the removal/disqualification

of the appellant by the Collector. If so,
once the order of removal/disqualification is

set aside by the Government, the appellant is
entitled to be put back in the same position
which he was in before he was removed. In

other words not only should he be restored to
the Councillorship but also to the office of
the President, Shri Sable was elected as the

President in the vacancy caused by the

removal/disqualification of the appellant and
once the said removal/disqualification of the

appellant goes, the consequential action
cannot stand; it falls to ground along with
the order of removal, Shri Sable must

therefore yield ground to the appellant.”

12. The learned Adhoc District Judge committed

patent error while holding that the petitioner was

ineligible to contest the election on account of

disqualification under section 44 (1) (e) of the

Municipal Councils Act as per order of the Collector.

It is worthwhile to notice the purport of section 16 of

the Municipal Councils Act. Admittedly, the petitioner

was not convicted for any offence at the relevant time

and no other provision except section 16 (1) (a-1) (ii)

::: Downloaded on – 09/06/2013 15:41:31 :::
( 13 )

of the Municipal Councils Act can be considered so as to

examine whether he was disqualified for becoming

councillor. Section 16 (1) (a-1) (ii) reads as follows:

“16. Disqualifications for becoming
Councillor.- (1) No person shall be qualified
to become a Councillor whether by election, or

nomination, who, –

(a-1) ig has been so disqualified by or under
any law,-

             (i)         *****
                    
             (ii)        made by the legislature of the State  
             of Maharashtra; or;
              (a)        has   been   convicted   by   a   Court   in  
      


India of any offence and sentenced to

imprisonment for not less than two years,
unless a period of five years, or such lesser
period as the State Government may allow in

any particular case, has elapsed since his
release; or
(aa) has at any time after the
commencement of the Maharashtra Municipalities

and other Provisions (Amendment) Act, 1974,
(Mah. IV of 1974), been convicted of an
offence punishable under Section 153-A, or
sub-section (2) or (3) of section 505, of the
Indian Penal Code
, unless a period of five

::: Downloaded on – 09/06/2013 15:41:31 :::
( 14 )

years has elapsed since the date of such

conviction; or
(ab) has been convicted of an offence

punishable under the Untouchability (Offenes)
Act, 1955 (XXII of 1955) and sentenced to
imprisonment for any term or fine unless a

period of (six years), has elapsed since his
release; or
(ac) has been convicted by a Court in

India of any offence involving moral turpitude

unless a period of (six years), has elapsed
since the date of such conviction; or

(b) has been removed from office under
section 42 and (six years) have not elapsed
from the date of such removal, unless he has,

by an order made by the State Government in
this behalf, been relieved earlier from the

disqualification arising on account of such
removal from office; or

(ba) has been found guilty of misconduct
in the discharge of his duties, or being
guilty of any disgraceful conduct while
holding the office of the President or Vice-

President of the Council unless the period of
disqualification provided under Section 55 B
has lapsed.

      (c)       is an undischarged insolvent; or
      (d)       is of unsound mind and stands so 
      declared by a competent Court; or 




                                      ::: Downloaded on - 09/06/2013 15:41:31 :::
                             ( 15 )

      (e)        has     voluntarily            acquired                the 




                                                             

citizenship of a foreign state or is under any
acknowledgement of allegiance or adherence to a

foreign State; or

(f) is a Judge; or

(g) is a subordinate officer or servant

of Government or any local authority or holds
an office of profit under Government or any
local authority; or

(ga) if, having held any office under any

Government or local authority has, whether
before or after the commencement of the

Maharashtra Municipalities and other
Provisions (Amendment) Act, 1974, (Mah. IV of
1974), been dismissed for misconduct, unless a

period of five years has elapsed since his
dismissal; or

(h) is in arrears (otherwise than as a
trustee) of any sum due by him to the Council

after the presentation of bill therefor to him
under section 150; or
(ha) has not paid any sums due, whether
surcharged or charged, under the provisions of

the Bombay Local Fund Audit Act, 1930 Bom. XXV
of 1930;

(i) save as hereinafter provided, has
directly or indirectly, by himself or his
partner, any share or interest in any work
done by order of a Council or in any contract

::: Downloaded on – 09/06/2013 15:41:31 :::
( 16 )

with or under or by or on behalf of a Council;

or

(j) save as hereinafter provided, has

directly or indirectly, by himself, or his
partner any, share or interest in any
transaction of loan of money advanced to, or

borrowed from, any officer or servant of the
Council.

(k) has more than two children;

Provided that a person having more than two
children on the date of commencement of the

Maharashtra Municipal Corporations and
Municipal Councils, Nagar Panchayats and
Industrial Townships (second Amendment) Act,

1995 (hereinafter in this clause referred to as
“the date of such commencement”) shall not be

disqualified under this clause so long as the
number of children he had on the date of such

commencement does not increase;

Provided further that a child or more than one
child born in a Single delivery within the
period of one year from the date of such

commencement shall not be taken into
consideration for the purpose of
disqualification mentioned in this clause.
Explanation : *****

(l) is a member of the State Legislature or of
Parliament;

::: Downloaded on – 09/06/2013 15:41:31 :::

( 17 )

Provided that nothing in this Clause shall

affect the membership of a sitting Councillor
till the expiry of his current term of office

as such Councillor;

Provided further that any action, taken by such
councillor during the period from the 7th

October 2001 till the 20th October 2001, being
the date of publication of the Maharashtra
Municipal Corporation and Muncipal Councils

(Amendment) Ordinance, 2001, shall be deemed to

have been validly taken and shall not be
challenged in any court of law only on the

ground that during the said period he had
incurred disqualification under this clause.”

13. The comparative reading of section 16 and

section 44 of the Municipal Councils Act would make it

manifestly clear that they operate in distinct fields.

It is conspicuous that section 44 deals with

disqualification of Councillor who is already elected

and holding the office, during midst of the term of

office. If he is found to have incurred

disqualification during the period of holding the

office, then he can be regarded as disqualified to

continue as Member for the remainder of the term. In

::: Downloaded on – 09/06/2013 15:41:31 :::
( 18 )

the present case, the petitioner could be regarded as

disqualified to hold the office as a Councillor for

further term which had remained after 11th October, 2006.

It is undisputed that the subsequent elections were

declared in the month of October, 2007 and the results

were declared on 27th November, 2007. The effect of

disqualification under section 44 could not be continued

for the next term. The expression “he shall be disabled

subject to the provisions of sub-section (3) from

continuing to be a Councillor and his office shall

become vacant” as used in section 44 (1) would mean that

the Councillor would be discontinued to remain as such.

The disqualification under section 16 does imply

ineligibility to become a Councillor either by election

or nomination. In my humble opinion, disqualification

to contest the election is one thing and the

disqualification to continue as elected Councillor for

remaining term of the office is another thing. Mr.

Salunke invited my attention to section 40 and section

41 of the Municipal Councils Act. The term of office of

the Councillor, no doubt, would be co-terminus with the

duration of the Council. However, a disqualified

::: Downloaded on – 09/06/2013 15:41:31 :::
( 19 )

Councillor, against whom order under section 44 is

rendered, cannot continue to remain in the office and

his office immediately shall become vacant as

specifically provided vide section 44 (1). In this view

of the matter, deeming effect is given to the end of

term of the office of such disqualified Councillor.

Needless to say, the petitioner’s term could be deemed

to have come to an end on 11th October, 2006 when the

District Collector declared him disqualified from

holding the office as Councillor. The election only for

ward No. 17 could be ordered thereafter. It appears,

however, that general elections were declared lateron in

the month of October, 2007 and simultaneously, the

election of ward No. 17 was also to be held.

14. The period of disqualification under section 44

(1) (e) cannot be extended beyond the remaining term of

the office as a Councillor. In “Smt. Sayali Sanjay

Malwankar v. Chief Officer and others” 2004 (2) ALL M R

346, a Single Bench of this Court held that the

disqualification under section 44 (1) (e) of the

::: Downloaded on – 09/06/2013 15:41:31 :::
( 20 )

Municipal Councils Act is operative for remaining term.

It was held that disqualification ordered by the

Collector for five years was illegal. This Court held

that in the absence of a statutory power, the Collector

could not have disqualified the petitioner, in that

case, for a further period of five years. The

petitioner – Smt. Sayali was disqualified for period of

five years w.e.f. the date of the Collector’s order on

account of disqualification under section 44 (1) (e).

This Court held that the disqualification of such a

Councillor could be only to the extent of the remaining

term and not in future. The Court observed that whether

petitioner Smt. Sayali can lawfully contest an election

in future, so long as the unauthorized construction

continues to exist, was not required to be decided in

the said proceedings.

15. In the fact situation of the present case, had

the petitioner continued to maintain the unauthorized

construction, probably his disqualification to contest

the election could be the question for determination.

It need not be reiterated that the petitioner was

::: Downloaded on – 09/06/2013 15:41:31 :::
( 21 )

acquitted of the criminal charge for alleged illegal

construction/encroachment. He was also held not a

disqualified Councillor by the appellate authority.

Under these circumstances, he could not be regarded as

ineligible to contest the election for the next term

i.e. commencing after the first meeting of the Municipal

Council which could be scheduled after 27th November,

2007. For, if it is held that he was disqualified for

the next term of five (5) years too, then it would

amount to the disqualification under section 44 (1) (e)

of the Municipal Councils Act for a period beyond the

term of earlier office which could be deemed as vacated

by him after 11th October, 2006 for the remainder period

ending by November, 2007. In the absence of any such

specific power available to the Collector, the period of

such disqualification cannot be extended beyond the

earlier term of the office and, therefore, it will have

to be said that the petitioner could not be regarded as

ineligible to contest the election of the Municipal

Council at the relevant time for the next term. As

stated before, even otherwise due to de-clamping of the

disqualification ordered by the Collector, as a result

::: Downloaded on – 09/06/2013 15:41:31 :::
( 22 )

of the appellate order, he was legally eligible to file

the nomination form to contest the election of Municipal

Council at the relevant time. This kind of

retrospective removal of disqualification ought to have

been duly appreciated by the trial Court when the

appellate order was placed on record. For all these

reasons, it will have to be said that the learned Adhoc

District Judge committed patent error while holding that

the petitioner incurred stigma and was disqualified from

contesting the election.

16. The next ground for setting aside the election

was that the affidavit filed by the petitioner alongwith

the nomination form was defective for two (2) reasons.

First, one of the paper of the affidavit in the form was

kept blank. Secondly, the affidavit did not bear

adhesive stamps as contemplated under the Bombay Stamp

Act, 1958, required for a valid notarial document. The

respondent No. 2 raised these two grounds in the

Election Petition, claiming that the nomination form

ought to have been rejected at the time of scrutiny

itself. It may be noticed that no such objection was

::: Downloaded on – 09/06/2013 15:41:31 :::
( 23 )

raised at the time of the scrutiny of the nomination

papers. Clinching question is whether the defects shown

to have occurred in the affidavit which was accompanying

the nomination paper rendered nomination of the

petitioner as invalid.

17. Mr. Deshmukh R.S., for the petitioner relied on

the judgment in the matter of Umesh Challiyil vs. K.P.

Rajendran reported in A.I.R. 2008 S.C. 1577 wherein the

Apex Court held that the defects should be those which

go to the root of the matter. If defects can be cured

then the petition cannot be rejected on that ground. He

mainly relied on Head Note-C of this judgment, which

read as under.

“(C) Representation of the Peoples Act
(43 of 1951). Ss. 86, 83 – Election
petition – Summary dismissal of
defective petition – Defects should be

those which go to roof of matter –

Defect in complying with S. 83

Petition cannot be rejected under S.

86.”

::: Downloaded on – 09/06/2013 15:41:31 :::

( 24 )

18. Mr. Deshmukh also relied on certain

observations in “Tek Chand vs. Dile Ram reported in

2001 A.I.R. SCW 540″. In this case, the Apex Court held

that mere allegation of wrong acceptance of nomination

is not a sufficient reason to set aside the election. It

should be established that such wrong acceptance has

materially affected result of election of returned

candidate. Mr. Deshmukh mainly relied on Para 14 and 28

of the said judgment, which read as under.

“14. In an election petition where an
election of a returned candidate is
impeached under section 100(1)(d)(i) of

the RPA, it is not enough only to
establish that a nomination of a

candidate was improperly accepted. In
addition, it has to be further
established that such wrong acceptance
of nomination paper has materially

affected the result of the election in
so far it concerned the returned
candidate. In this view, in this case,
having regard to facts and contentions,
we think it is appropriate to take up

the second point set forth above for
consideration first.

28. Thus viewed from any angle and even
assuming that nomination paper of Nikka
Ram was improperly accepted we hold
that the election of the appellant-the

::: Downloaded on – 09/06/2013 15:41:31 :::
( 25 )

returned candidate in so far it
concerned him had not been materially

affected. The point No. 2 is answered
accordingly.”

19. Mr. Deshmukh would submit that though the Adhoc

District Judge, Nanded called original papers from the

Returning Officer, Court failed to consider the

affidavit filed by the petitioner alongwith nomination

form and material disclosed by him. He submitted that

the learned Adhoc District Judge failed to consider that

the affidavit filed by the petitioner was scribed on the

non judicial stamp of Rs.100/- and, therefore, the

petitioner annexed blank form with his affidavit. He

further submitted that the learned Adhoc District Judge

failed to consider the stay granted by the competent

authority on 08-11-2006 to the order dated 11-10-2006

passed by the Collector, Nanded. Mr. Deshmukh further

submitted that it is well settled principle of law that

because of formal defects, person’s fundamental right

should not be affected.

20. On the other hand, Mr. Salunke V.D. learned

::: Downloaded on – 09/06/2013 15:41:31 :::
( 26 )

counsel appearing on behalf of respondent No. 2, would

submit that the judgment dated 01-08-2009 passed by the

learned Adhoc District Judge-2 is according to law. He

would submit that in the Election Petition, respondent

No. 2 specifically stated that the petitioner filed his

affidavit alongwith nomination form with blank printed

form and same was not validly sworn in before the Notary

because Notary stamp which is necessary for compliance

and completion of verification was not affixed thereon.

In support of his contentions, Mr. Salunke relied on the

following Sections of Bombay Stamp Act, 1958 which are

reproduced hereunder.

“2(h) “duly stamped” as applied
to an instrument means that the
instrument bears an adhesive or

impressed stamp of not less than the
proper amount and that such stamp has
been affixed or used in accordance with
the law for the time being in force in
the State.”

“13. Instruments stamped with
impressed stamps how to be written.

Every instrument for which sheet of
paper stamped with impressed stamp is
used shall be written in such manner
that the writing may appear on the face
and, if required, on the reverse of
such sheet so that it cannot be used

::: Downloaded on – 09/06/2013 15:41:31 :::
( 27 )

for or applied to any other instrument.

Explanation.I- Where two or more
sheets of papers stamped with impressed

stamps are used to make up the amount
of duty chargeable in respect of any
instrument, either a portion of such
instrument shall be written on each

sheet so used, or the sheet on which no
such portion is written shall be signed
by the executant or one of the
executants, with an endorsement
indicating that the additional sheet is

attached to the sheet on which the
instrument is written.

Explanation.II- Where the sheet
or sheets bearing impressed stamps is

or are insufficient to admit of the
entire instrument being written
thereon, so much plain paper may be
subjoined thereto as may be necessary
for completing the writing of such

instrument, provided a substantial part
of the instrument is written on the

sheet which bears the stamp before any
part is written on the plan paper so
subjoined; and such plain paper may or
may not be signed by the executant but

where it is not so signed it shall not
render the instrument not duly
stamped.”

Article-42. Stamps to be used –

Adhesive Stamp paper under Section 11
read with Rule 6.

NOTARIAL ACT, that is to say, any
instrument, endorsement, note,
attestation, certificate or entry not
being a Protest (Article 49) executed
by a Notary Public in the performance
of the duties of his office, or by any
other person lawfully acting as a

::: Downloaded on – 09/06/2013 15:41:31 :::
( 28 )

Notary Public.”

21. Mr. Salunke contended that as per Bombay Stamp

Act, 1958, affidavit should bear an adhesive or

impressed stamp of not less than the proper amount and

that such stamp has been affixed or used in accordance

with the law for the time in force in the State. He

submitted that in the present case, it is crystal clear

from the record that the affidavit filed by the

petitioner was without any stamp and therefore, same

cannot be considered according to law.

22. Mr. Salunke further contended that State

Election Commission, Maharashtra issued order dated

03-07-2002 explaining the procedure for filing

nomination forms. He mainly relied on Para 8 (1,2,3 and

4), which read as under.

“8. Now, therefore, in exercise of
the powers conferred by Article 243-K
and 243-ZA of the Constitution of India
read with sub-section (4) of section 9A
of the Maharashtra Zilla Parishads and
Panchayat Samitis Act, 1962 (Mah. V of
1962), sub-section (4) of section 10A
of the Bombay Village Panchayats Act,

::: Downloaded on – 09/06/2013 15:41:31 :::
( 29 )

1958 (Bom III of 1959) sub-section (4)
of section 18A of the Mumbai Municipal

Corporation Act (Bom III of 1888), sub-

section (4) of section 14 of the Bombay

Provincial Municipal Corporations Act,
1949 (Bom LIX of 1949, sub-section (4)
of section 9B of the City of Nagpur
Corporation Act, 1948 (C.P. Berar II of

1950), sub-section (4) of section 10A
of the Maharashtra Municipal Councils,
Nagar Panchayats and Industrial
Townships Act, 1965 and of all other
powers enabling it in this behalf, the

State Election Commission, Maharashtra,
hereby directs as follows:-

1) Every candidate at the time of
filing his nomination paper for any

election or bye-election for electing a
Member or Members of any Panchayat or
Municipality, shall furnish full and
complete information in regard to all
the five matters, in affidavit in the

format annexed hereto as Annexure-I to
this Order:

Provided that having regard to the
difficulties in swearing an affidavit
in a village, a contesting candidate at

the election to a Village Panchayat
under the Bombay Village Pachayats Act,
1959 shall, instead of filing an
Affidavit, file before the Returning
Officer a declaration in the format

annexed hereto as Annexure-II to this
Order.

2) The said affidavit by each
candidate shall be duly sworn before a
Magistrate of the First Class or a
Notary Public or a Commissioner of
Oaths appointed by the High Court of
the State or before an officer

::: Downloaded on – 09/06/2013 15:41:31 :::
( 30 )

competent for swearing an affidavit
which includes Sub-Divisional (Class I)

and Tahasildar (Class I).

3) Non furnishing of the affidavit or
declaration as the case may be by any
candidate shall be considered to be
violation of this order and the

nomination of the candidate concerned
shall be liable to rejection by the
returning officer at the time of
scrutiny of nomination for each non-
furnishing of the affidavit.

4) Furnishing of any wrong or

incomplete information of suppression
of any material information by any
candidate in or from the said affidavit

or declaration on as the case may be,
may also result in the rejection of his
nomination paper where such wrong or
incomplete information or suppression
of material information is considered

by the returning officer to be a defect
of substantial character, apart from

inviting penal consequences under the
Indian Penal Code
for furnishing wrong
information to a public servant or
suppression of material facts before

him.

Provided that only such information
shall be considered to be wrong or
incomplete or amounting to suppression

of material information as is capable
of easy verification by the returning
officer by reference to documentary
proof adduced before him in the summary
inquiry conducted by him at the time of
scrutiny of nominations and the
information so verified shall be taken
into account by him for further
consideration of the question whether

::: Downloaded on – 09/06/2013 15:41:32 :::
( 31 )

the same is a defect of a substantial
character.”

23. On careful consideration of the rival

submissions and also on close reading of copy of the

affidavit (Exh-G) placed on record, it is amply clear

that the learned Adhoc District Judge committed patent

error while holding that the affidavit is incomplete

because one of the printed page of the format i.e.

Annexure-I was kept blank. It appears that the

Annexure-I of the form of affidavit was printed on the

stamp paper of Rs. 100/- and, therefore, the same

Annexure-I which was also in another form was not filled

up. It is not at all a case wherein the Annexure-I was

not filled up by the petitioner. He had given the

necessary information as provided in Annexure-I in the

affidavit. Since the information was given in printed

form below the stamp paper of Rs. 100/-, yet, another

form of Annexure-I, which was alongwith the affidavit,

was not filled up by him. That would have been only

repetition of the same information which was already

filled up in Annexure-I below the stamp paper of Rs.

::: Downloaded on – 09/06/2013 15:41:32 :::

( 32 )

100/-. Obviously, there is no basis to infer that the

affidavit filed in form Annexure-I was incomplete and,

therefore, the nomination could be regarded as invalid.

In fact, it appears that the affidavit filed by the

petitioner was in the required formats alongwith the

relevant Annexures. The affidavit was in keeping with

the Annexures as provided for in terms of the order

dated 3rd July, 2002, issued by the State Election

Commission, Maharashtra (Exh-R-1). There appears

factual inaccuracy committed by the Adhoc District Judge

while holding that the nomination form was not complete

due to non-filling of page No. 57 and, therefore, it was

incomplete affidavit. The petitioner was not required

to repeat the exercise of filling up the Annexure-I when

he had already filled up the information on earlier page

below the non-judicial stamp of Rs. 100/-. The

inference drawn by the learned Adhoc District Judge is

rather strange and so also the argument advanced by the

learned counsel for the respondent No. 2 is rather far-

fetched.

24. Now, it remains to be seen whether the defect

::: Downloaded on – 09/06/2013 15:41:32 :::
( 33 )

in the affidavit due to non-affixing of adhesive stamps

at the place of verification by the Notary Public could

be of substantial nature, so much so that the nomination

paper itself could be vitiated on such ground. It is

true that the provision of the section 2 (h) read with

section 11 (b) and Schedule-I Article 42 of the Bombay

Stamp Act, 1958 would show that the notarized document

ought to be affixed with adhesive stamps of Rs. 25/-.

It is true that such adhesive stamps were not affixed to

the affidavit where the Notary Public endorsed the

verification with the signature and stamp of the Notary

Public. The defect,it is argued, would render such

affidavit inadmissible and it would be simply a waste

paper.

25. The observations of learned Single Judge in

Kashi Prasad Saksena vs. State Government of U.P.

Lucknow” (supra), with due respect, can be used only to

the extent of saying that the endorsement by the Notary

Public on affidavit falls within provision of Article 42

of the Bombay Stamp Act and requires Notarial stamp.

::: Downloaded on – 09/06/2013 15:41:32 :::

( 34 )

Still, however, it is too much to say that it becomes

waste paper due to such technical flaw. Reliance on

observations in “M/s. Canwood Agencies Pvt. Ltd. vs.

Namdeo Pandurang Panchal and another” (supra), also is

misplaced. The instrument which is compulsorily

required to be registered, may not be used to prove

origin or extinguishment of the right to an immovable

property. The affidavit does not create any right as

such. It is argued that such affidavit, which does not

bear adhesive stamps, cannot be read in evidence. In

fact, the expression “affidavit” falls outside the

definition of the word “evidence” and, therefore, there

is no question of reading the same in evidence. The

word “evidence” as used in section 3 of the Evidence Act

does not include the expression “affidavit”. In “Sudha

Devi vs. M.P. Narayanan” (AIR 1988 S.C. 1381), the Apex

Court held that affidavits are no evidence under the

Evidence Act. They can be used as evidence only if the

Court passes an order for sufficient reasons for proving

a fact by affidavit.

::: Downloaded on – 09/06/2013 15:41:32 :::

( 35 )

26. So also, in “Umesh Challiyil v. K.P. Rajendran

(AIR 2008 S.C. 1577), the Apex Court held that minor

defect in the affidavit filed in support of allegation

of corrupt practice could not be fatal to the petition.

The minor defect in the affirmation, it was held, di d

not go to the root of the matter so as to render the

entire election petition not properly constituted

entailing the dismissal of the same. In fact, the minor

defect in swearing of the affidavit could not vitiate

the nomination paper itself. It is too technical

approach to say that the non-affixing of the adhesive

stamps at the place of verification by the Notary Public

was substantial defect and, therefore, nomination of the

petitioner was liable to be rejected.

27. In “Tek Chand vs. Dile Ram” 2001 A.I.R. SCW

540, the Apex Court held that mere allegation of wrong

acceptance of nomination paper would not be sufficient

to declare the election as null and void. It is held

that such wrong acceptance of the nomination paper must

be proved to have materially affected result of the

::: Downloaded on – 09/06/2013 15:41:32 :::
( 36 )

election of returned candidate. The minor technical

defect alleged by the respondent No. 2 had nothing to do

with the result of the petitioner’s election. I mean to

say, the so called defect could not have caused any

change in the voting pattern and the petitioner was not

likely to gain more votes due to such defect in the

verification of the said affidavit. Needless to say,

the respondent No. 2 attempted to make out a mountain

out of the mole-hill. The minor defect in the affidavit

regarding non-affixing of the adhesive stamps could not

be blown out of proportion so as to nullify the election

of the petitioner. The reliance on observations in “Regu

Mahesh alias Regu Maheshwar Rao vs. Rajendra Pratap

Bhanj Dev & another” 2004 (5) ALL MR (S.C.) 332 is also

misplaced. The counsel for the respondent No. 2

submits that though opportunity was available, yet, the

petitioner exhibited casual approach and did not remove

the defect and hence, the affidavit filed alongwith the

nomination paper was illegal and could nullify the

eligibility of the petitioner to contest the election on

basis of such invalid nomination. The authority referred

::: Downloaded on – 09/06/2013 15:41:32 :::
( 37 )

above deals with verification of the pleadings in the

Election Petition. The verification of pleadings of

Election Petition is quite different thing than proper

verification of the affidavit accompanying a nomination

paper. Moreover, verification of pleadings in a

particular form as contemplated under the provisions of

the Representation of the Peoples Act, 1950 may affect

maintainability of the Election Petition due to specific

provision which requires presentation of the Election

Petition under section 80 (Chapter-II Part-VI) of the

Representation of the Peoples Act, 1950. The technical

defect in the affidavit could not have been cured after

the election was over. Nor it did materially affect the

election results.

28. The cumulative effect of the foregoing

discussion is that the petitioner’s nomination could not

be invalidated on account of the so called minor defects

pointed out by the respondent No. 2. The learned Adhoc

District Judge committed patent error while holding that

nomination of the petitioner was null and void. The

approach of the learned Adhoc District Judge appears to

::: Downloaded on – 09/06/2013 15:41:32 :::
( 38 )

be hyper technical and against the spirit of the

guidelines issued by the Election Commission for the

purpose of obtaining a bonafide affidavit from the

candidates for election.

29. The last question which remains to be

determined is whether the respondent No.2 could be

declared as an elected candidate. Mr. Salunke V.D.

submits that in view of specific provision as

contemplated under section 21 (10), the respondent No. 2

could be declared as duly elected candidate when the

election of the petitioner was liable to be quashed. He

contended that since the respondent No. 2 had secured

the second highest votes, he could be declared as

elected candidate in view of section 21 (10) (a).

Section 21 (10) reads as follows :

“21. Disputes in respect of election nomination

of Councillors.

(1) *****

(2) *****

::: Downloaded on – 09/06/2013 15:41:32 :::
( 39 )

(3) *****

(4) *****

(5) *****

(6) *****

(7) *****

(8) *****

(9) *****

(10) If the petitioner has, in addition to

calling in question the election of the

returned candidate, claimed a declaration that

he himself or any other candidate has been

duly elected and the Judge is satisfied that –

(a) the petitioner or such other candidate

received sufficient number of valid votes to

have been elected; or

(b) but for the votes obtained by the returned

candidate by corrupt practices the petitioner

or such other candidate would have obtained a

sufficient number of valid votes to have been

elected;

the Judge may, after declaring the election of

::: Downloaded on – 09/06/2013 15:41:32 :::
( 40 )

the returned candidate void, declare the

petitioner or such other candidate to have

been duly elected;

Provided that –

(i) for the purpose of such computation, no

vote shall be reckoned as valid if the Judge

finds that any corrupt practice was committed

by any person known or unknown in giving or

obtaining it;

(ii) after such computation, if any equality of

vote is found to exist between any candidates

and the addition of one vote would entitle any

of the candidates to be declared elected, one

additional vote shall be added to the total

number of valid votes found to have been

recorded in favour of the candidate, or

candidates, as the case may be, selected by lot

drawn in the presence of the Judge in such

manner as he may determine.”

30. It is difficult to countenance the contentions

::: Downloaded on – 09/06/2013 15:41:32 :::
( 41 )

of Mr. Salunke V.D. in the context of interpretation of

section 21 (10). The comprehensive reading of section 21

(10) would make it manifestly clear that such

declaration that any other candidate has been duly

elected can be granted only when it is found that as a

result of recrimination/re-counting, such other

candidate had received sufficient number of valid votes

which could be enough to declare him elected, or the

elected candidate had received votes obtained by corrupt

practice which could be eliminated and, therefore, such

other candidate could be said to have received

sufficient number of valid votes to declare him as

elected one. Neither of such contingency existed in the

present case.

31. The learned Adhoc District Judge-2 did not

ascribe any tangible reason as to why the respondent No.

2 was liable to be declared as an elected candidate. He

simply noticed that the respondent No. 2 had secured

second highest votes. This is the only reason as to why

the respondent No. 2 was declared as elected candidate

as a fall-out of the declaration that election of the

::: Downloaded on – 09/06/2013 15:41:32 :::
( 42 )

petitioner was null and void. This approach of the

learned Adhoc District Judge-2 is improper and against

the settled principles of law. The petitioner and the

respondent No. 2 were not the only candidates in the

fray. The factual position of votes secured by the

candidates was as follows :





                                    
    Sr.  Name of the candidate
                        ig                   Votes secured
    No.
    ---  ---------------------------         -------------
                      
     1    Alne Arun Laxmanrao (Respdt.-2)                         415
     2    Kadam Ashatai Udhavrao                                   48
     3    Donpeliwar Laxmipati Bapurao (Petnr.)                   354
      

     4    Patil Ashok Gomaji                                       10
     5    Maske Suresh Dattatraya                                  02
   



     6    Sunkalwad Maroti Kanba                                   10





                            

32. A Division Bench of this Court in “Anandrao

Tohluji Bagade v. Namdeorao Lalwanji Sontakkey and

others” (1978 Mh.L.J. 371), had an occasion to consider

scope of section 21 (10) of the Maharashtra

Municipalities Act, 1965. It is observed that where

there are more than two (2) candidates, the votes

::: Downloaded on – 09/06/2013 15:41:32 :::
( 43 )

secured by the disqualified candidates cannot be treated

as thrown away and question of notice to voters may

assume significance. For, the voters may not, if aware

of disqualification, have voted for the returned

candidate. In “Kadam Rupsing Bhivji v. Returning

Officer Municipal Council, Ahmednagar and others” 1998

(3) Mh.L.J. 293, a Single Bench of this Court held that

where there were large number of candidates, it was

immaterial to consider as to which defeated candidate

had pulled what number of votes. The learned Single

Judge held that the order declaring the respondent No. 2

as elected, was not legally sustainable because it was

difficult to anticipate as to who could have secured

more votes, had the votes received by the elected

candidate been distributed amongst them due to the

further choices available to the voters. Mr. Salunke

v.D. would submit that the view taken by the learned

Single Judge in above referred case requires re-

consideration and is not in keeping with purport of sub-

section (10) of section 21 of the Municipal Councils

Act. I do not agree. The trial Court is not supposed

::: Downloaded on – 09/06/2013 15:41:32 :::
( 44 )

to speculate the pattern of votes in respect of the

votes which were gained by the elected candidate if by

deductive method, the only other candidate in the fray

cannot be said to have received sufficiently large votes

to declare him as elected one. For example, if “A” is

the elected candidate whose election is set aside and

only “B” is the another candidate in the fray and that

after all the invalid votes received by “A” if are

counted and deducted from the number of votes received

by him, it is found that “B” had secured highest votes,

then “B” may be declared as elected candidate as a

result of such process. The provision of section 21

(10) is not intended to fill up the Councillor’s post by

declaring unsuccessful candidate as elected one, in the

ordinary course, though he did not receive required

number of votes. In a democratic set-up, one who could

not gain sufficient confidence of the voters cannot be

declared as an elected candidate. Hence, the learned

Adhoc District Judge-2 committed patent error while

declaring the respondent No. 2 as the elected candidate.

33. Taking stock of the foregoing reasons, it is

::: Downloaded on – 09/06/2013 15:41:32 :::
( 45 )

explicit that the petitioner could not be disqualified

as a candidate for the Municipal Election. Nor his

nomination suffered from any substantial defect due to

the non-affixing of proper adhesive stamps at the place

of verification by the Notary Public or keeping the same

Annexure-I blank though one of said Annexure-I was

filled up by him. It follows that the election of the

petitioner could not be set aside. Nor the respondent

No. 2 could be declared as an elected candidate.

34. In the result, the petition is allowed. The

impugned judgement and order is set aside. Rule made

absolute accordingly. No costs.

[ V.R. KINGAONKAR ]
JUDGE

NPJ/wp5805.09

::: Downloaded on – 09/06/2013 15:41:32 :::