Bombay High Court High Court

Aziz Ahmad Gulam Rasul vs Konappa on 21 April, 2011

Bombay High Court
Aziz Ahmad Gulam Rasul vs Konappa on 21 April, 2011
Bench: S.A. Bobde, S.B. Deshmukh
                                                     1

                IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                         NAGPUR BENCH AT NAGPUR




                                                                                                 
                        Letters Patent Appeal No. 322/2009 in
                            Writ Petition No. 907/2009 (D)




                                                                         
          Aziz Ahmad Gulam Rasul, aged 51 years,
          Occ. Business r/o Gangadhar Plot, Akola,
          Tq. Dist. Akola.                                                  .....APPELLANT




                                                                        
                                ...V E R S U S...

    1.    Akola Municipal Corporation, through
          its Municipal Commissioner, Akola.




                                                         
    2.    The Returning Officer, Akola Municipal
          Corporation, Election Akola.
    3.    Assistant Returning Officer, Zone No.4,
          Akola Municipal Corporation, Akola.
                                     
    4.    Iqbal Ahmad s/o Abdul Gaffar, aged 28 years,
          Occ. Business, r/o Khair Mohd Plot, Akola.   ....RESPONDENTS

    ---------------------------------------------------------------------------------------------------
             


    Mr. A. S. Mardikar, Advocate for appellant.
    Mr. K. S. Malokar, Advocate for respondent no.1
          



    Mr. M. K. Pathan, A.G.P. for respondent nos. 2 and 3
    Mr. R.C.Madkholkar with Mr. S.V.Sohoni, Advocate for respondent no.4.
    ---------------------------------------------------------------------------------------------------





    CORAM: S.A.BOBDE AND S. B. DESHMUKH, JJ.

    Date of Reserving the Judgment : 29th March, 2011
    Date of Pronouncing the Judgment: 21 st April, 2011

    JUDGMENT (Per:- S. A. Bobde, J.)

1. Heard learned counsel for the parties.

2. The appellant-Aziz Gulam Rasul has preferred this

appeal against judgment and order of the learned Single Judge of this

::: Downloaded on – 09/06/2013 17:12:41 :::
2

Court setting aside a declaration that he is duly elected from Ward No.

16 of the Municipal Corporation, Akola.

3. Respondent no.4-Iqbal Ahmad and appellant-Aziz Ahmad

both had contested the election of a Councillor from Ward No. 16 of

Municipal Corporation, Akola under the provisions of the Bombay

Provincial Municipal Corporations Act, 1949 (hereinafter referred to as

“the BPMC Act”). The ward was reserved for candidates belonging to

Other Backward Classes (OBC).

ig Iqbal Ahmad had claimed that he

belongs to the OBC category and had, along with his nomination form,

filed a certificate issued by Sub Divisional officer, Akola that he

belongs to Kasai caste, a notified OBC. He was declared elected. On

12.02.2007, Aziz Ahmad filed an Election Petition before the Civil Judge

Senior Division, Akola claiming that the certificate produced by Iqbal

Ahmad as belonging to Kasai caste is false though pending verification

by the Caste Scrutiny Committee, and he is, therefore, not qualified for

contesting the election from a seat reserved for an OBC candidate. It

was, therefore, prayed that Iqbal Ahmad be declared as disqualified

from contesting the election from Ward No. 16 and his election be set

aside. It was further prayed that the appellant Aziz Ahmad be declared

elected being the only other candidate in the fray.

::: Downloaded on – 09/06/2013 17:12:41 :::
3

4. The learned Civil Judge Senior Division, Akola

(hereinafter referred to as the “Election Court”) allowed the election

petition filed by the appellant and set aside the election of Iqbal

Ahmad. While the election petition was pending, the Caste Scrutiny

Committee invalidated the caste certificate of Iqbal Ahmad that he

belongs to the Kasai caste. Iqbal Ahmad challenged the invalidation

before this Court by way of Writ Petition No. 1912/2008, which was

dismissed on 12.02.2008. A Special Leave Petition filed against the

said judgment was also dismissed by the Supreme Court of India on

27.01.2009.

on 18.02.2009, the learned Election Court decided the

election petition filed by Aziz Ahmad and set aside the result of the

election of Ward No. 16 of the Municipal Corporation, Akola and

declared that Iqbal Ahmad was disqualified from contesting the

election even as on the date of filing of the nomination papers. By the

same order, the learned Election Court granted a declaration that the

election petitioner-Aziz Ahmad is entitled to be declared as elected

being the only other validly nominated candidate in the fray, after

observing that he belongs to Momin caste, which is a notified OBC.

5. Aggrieved, Iqbal Ahmad-respondent no.4, challenged the

decision of the Election Court by way of a writ petition. On

::: Downloaded on – 09/06/2013 17:12:41 :::
4

10.07.2009, that writ petition has been allowed by a learned Single

Judge of this Court, who held that the Election Court had no jurisdiction

to decide the election petition under Section 16 of the BPMC Act since

a returned candidate’s disqualification on the ground of invalidation of

his caste claim cannot be the subject matter of an election dispute,

which falls within the ambit of section 16 (1) of the BPMC Act in such

an election petition. There was, thus, no occasion for the Election

Court to grant a declaration that Aziz Ahmad, the petitioner in the

Election Petition, was elected from Ward No. 16. This Letters Patent

Appeal is against the said judgment and order.

6. Mr. Mardikar, the learned counsel for the appellant,

submitted that the learned single Judge committed an error of law in

setting aside the declaration that Aziz Ahmad was entitled to be

declared as duly elected candidate since there were only two

candidates in the field. According to the learned counsel, the decision

of the supreme Court in Vishwanath Reddy ..vs.. Konappa

Rudrappa Nadgouda and anr., AIR 1969 Supreme Court 604

clearly supported the declaration made by the Election Court that

where there are only two candidates in the field and the election of the

returned candidate is liable to be set aside, the other candidate may

be declared elected.

::: Downloaded on – 09/06/2013 17:12:41 :::
5

7. Mr. Madkholkar, the learned counsel for respondent

no.4-Iqbal Ahmad, however, submitted that the contention of the

appellant does not merit any consideration since it is rightly held by

the learned Single Judge that the election petition itself could not have

been decided by the Election Court under Section 16 of the BPMC Act.

According to the learned counsel, Section 10 (4) of the Maharashtra

Scheduled Castes, Scheduled Tribes, De-notified Tribes (Vimukta Jatis),

Nomadic Tribes, Other Backward Classes and Special Backward

Category (Regulation of Issuance and Verification of) Caste Certificate

Act, 2000, (Act XXIII of 2001) and the second proviso to Section 5 (b) of

the BPMC Act, resulted in an automatic disqualification of a returned

candidate and, therefore, there remains no election to be set aside in

an election petition.

Section 10 (4) of the Act XXIII of 2001 reads as follows:

“10.(1)…..

(2) ……

(3) ……

(4) Notwithstanding anything contained in any law for the
time being in force, a person shall be disqualified for being

a member of any statutory body if he has contested the
election for local authority, co-operative society or any
statutory body on the seat reserved for any of Scheduled
Castes, Scheduled Tribes, De-notified Tribes (Vimukta

::: Downloaded on – 09/06/2013 17:12:41 :::
6

Jatis), Nomadic Tribes, Other Backward Classes or Special
Backward Category by procuring a false caste certificate as

belonging to such caste, Tribe or Class on such false Caste

Certificate being cancelled by the Scrutiny Committee, and
any benefits obtained by such person shall be recoverable
as arrears of land revenue and the election of such person

shall be deemed to have been terminated retrospectively.”

So also Section 5(b) as it then stood reads as follows:

“5B.Person contesting election for reserved seat to

submit Caste Certificate and Validity Certificate-
Every person desirous of contesting election to a seat

reserved for the Scheduled Castes, Scheduled Tribes or, as
the case may be, Backward Class of Citizens, shall be
required to submit, along with the nomination paper, Caste
Certificate issued by the Scrutiny Committee in accordance

with the provisions of the Maharashtra Scheduled Castes,

Scheduled Tribes, De-notified Tribes (Vimukta Jatis),
Nomadic Tribes, Other Backward Classes and Special
Backward Category (Regulation of Issuance and

Verification of) Caste Certificate Act, 2000.

Provided that, a person who has applied to the
Scrutiny Committee for the verification of his Caste

Certificate before the date of filing the nomination paper
but who has not received the validity certificate on the
date of filing of the nomination paper shall submit, along
with the nomination paper,-

::: Downloaded on – 09/06/2013 17:12:41 :::
7

(i) a true copy of the application preferred by him to the
Scrutiny Committee for issuance of the validity certificate

or any other proof for having made such application to the

Scrutiny Committee; and

(ii) an undertaking that he shall submit, within a period of
four months from the date of his election, the validity

certificate issued by the Scrutiny Committee:

Provided further that, if the person fails to produce
the validity certificate within a period of four months from

the date of his election, his election shall be deemed to

have been terminated retrospectively and he shall be
disqualified for being a Councillor.”

We might note at this juncture that we are not called

upon to consider whether the Election Court under Section 16 (b) of

the BPMC Act can entertain and decide an election petition questioning

the validity of election of a candidate, for having produced a false

caste certificate, though there is no declaration by a Caste Scrutiny

Committee that such a certificate is false. The question of jurisdiction

of Election Court arises in this case because the caste certificate of the

returned candidate has been invalidated by the Caste Scrutiny

Committee.

8. In the present case, the election petition before the

Election Court may have been tenable and the learned Election

::: Downloaded on – 09/06/2013 17:12:41 :::
8

Tribunal may have been competent to entertain and decide it when it

was instituted on 12.02.2007. The question is whether the election

petition filed by Aziz Ahmad was tenable after the Caste Scrutiny

Committee had, on 30.04.2007, decided that the caste certificate

produced by Iqbal Ahmad as belonging to Kasai caste is invalidated.

9. Section 16 of the BPMC Act provides a forum for

disputing the qualification by a returned candidate or the validity of

any election by way of an election petition before “the Judge” defined

vide Section 2(29) of the Act as a Civil Judge Senior Division having

jurisdiction in the city. There is, thus, no doubt about competence of

the learned Civil Judge Senior Division, Akola for entertaining the

petition as filed. Aziz Ahmad had questioned validity of the election of

Iqbal Ahmad on the ground that the latter could not have validly

contested the election from Ward No. 16, which was reserved for a

OBC category candidate since the caste certificate produced by him

was false. The question is, whether the continuation of such a petition

becomes untenable after invalidation of the caste certificate by

Scrutiny Committee on 30.04.2007. The invalidation attained finality

after the writ petition and the Special Leave Petition against the said

decision were dismissed by this Court and the Supreme Court on

12.12.2008 and 27.01.2009 respectively. The consequence of a

::: Downloaded on – 09/06/2013 17:12:41 :::
9

declaration by the Scrutiny Committee that the Caste Certificate is

invalidated and found to be fake, is provided by Section 10 (4) of the

Act No. XXIII of 2001. Section 10 (4) provides for disqualification of a

member if he has contested the election for a local authority etc. by

procuring a false caste certificate as belonging to such caste–“on such

false caste certificate being cancelled by the Scrutiny Committee”.

Similarly, the proviso to section 5(B) of the BPMC Act provides for such

a disqualification if caste certificate is not produced within four

months.

10. It is settled law, vide two Full Bench decisions of this

Court that in such a case a candidate, whose caste certificate has been

invalidated, ipso facto loses his seat and such a loss has nothing to do

with a challenge to the election of the candidate in an election petition.

In Sujit Vasant Patil ..vs.. State of Maharashtra and ors. 2004

(3) Mh. L. J. 1109 (Full Bench), a case which arose under the

provisions of the Maharashtra Act No. XXIII of 2001, the Full Bench,

after referring to Section 10 of the Maharashtra Act No. XXIII of 2001

including sub section (4) thereof, observed as follows:

“7. …..

Now consequence of cancellation of a social status
certificate by the Scrutiny committee is that the elected

::: Downloaded on – 09/06/2013 17:12:41 :::
10

candidate automatically loses his seat.”

The Full Bench further proceeded to observe as follows:

“12B. …..In our opinion, therefore, in the face of
the provisions of the Act, the nomination papers which
have been accepted on the basis of certificate issued by

the competent authority gets rejected on the refusal by the
Scrutiny Committee to issue validity certificate and
therefore the candidate loses his title to the seat against

which he has been elected. There is no question of the
election of that candidate being set aside by the Scrutiny

Committee. The j ob of the Scrutiny Committee is of either
issuing the final caste certificate or refusing to do so. If the

Scrutiny Committee refuses to issue a final caste
certificate, then the caste certificate issued by the
competent authority ceases to exist. With the result, there

is no caste certificate filed at scrutiny of the nomination

papers and therefore the nomination papers itself becomes
infirm and incomplete, and therefore, the returned
candidate loses qualification to contest the seat and

therefore he has to vacate his seat. In our opinion, in view
of this scheme of the Act, even in the absence of sub-
section (4) of section 10, the consequence in law of the
Scrutiny Committee refusing to issue valid caste certificate

would be vacation of seat by the elected candidate.”

The Full Bench rejected the contention of the returned

candidate that the bar enacted by Article 243 (ZG) of the Constitution

::: Downloaded on – 09/06/2013 17:12:41 :::
11

of India, which prohibits an election from being questioned, except by

way of an election petition, would protect an election from being

nullified due to the invalidation of a caste certificate by the Scrutiny

committee. It was observed that an election is not called in question

before a Scrutiny Committee and this Committee only scrutinizes and

pronounces upon the validity of a caste certificate on the basis of

which an election is contested. It is, thus, clear that the validity of a

caste certificate on the basis of which an election is contested is within

the domain of a Scrutiny Committee and where that is invalidated, the

election is automatically nullified vide Section 10 (4) and the second

proviso to Section 5 (B) of the BPMC Act. When an election is nullified,

there is no election which remains to be set aside. An election petition

already instituted to set aside such an election becomes untenable

since the jurisdictional part for an election is itself extinguished.

11. We are, therefore, of the view that the election petition

filed by the appellant Aziz Ahmad became untenable on the passing of

the order of the Scrutiny Committee invalidating the caste claim of

Iqbal Ahmad since this order nullified the election of Iqbal Ahmad by

virtue of operation of Section 10 (4) of the Act read with the second

proviso to Section 5(B) as it then stood.

The decision of the Court in such an election petition is

::: Downloaded on – 09/06/2013 17:12:41 :::
12

without jurisdiction and, therefore, liable to be set aside. In such an

election petition, the Court could not have granted a declaration that

the election petitioner-Aziz Ahmad was entitled to be elected. Hence,

we see no reason to interfere with the judgment of the learned Single

Judge.

12. Mr. Mardikar, the learned counsel for the appellant,

submitted that Iqbal Ahmad could not have preferred the writ petition

itself since his election was nullified with effect from the nomination

i.e. to say as if he was not elected. According to the learned counsel,

since there was no election at all and since the order of the Court is

being held to be without jurisdiction, the writ petition by Iqbal Ahmad

itself was untenable. We see no merit in this contention at all. Iqbal

Ahmad’s election was in fact declared illegal at the instance of the

election petition although in the election petition which had become

untenable and in which the appellant-Aziz Ahmad was declared as

elected instead certainly constitutes a legal injury for which Iqbal

Ahmad had a right of redressal. It hardly lies in the mouth of the

appellant-Aziz Ahmad, who claims that the returned candidate whose

election was set aside and due to which alone he himself has been

declared elected, to contend that Iqbal Ahmad could not have filed the

writ petition. It was also suggested by Mr. Mardikar, the learned

::: Downloaded on – 09/06/2013 17:12:41 :::
13

counsel for the appellant, that the appellant has subsequently been

designated as Deputy Mayor of Akola and that in any case general

elections to the Akola Municipal Corporation have been announced and

it would, therefore, be futile if election of Ward No. 16 were to be held

again due to nullification of the election of respondent no.4-Iqbal

Ahmad. There is no merit in this contention also since the holding of

general election soon, which is denied by respondents, is completely

an independent event having no bearing on the correctness of the

decision of the Court.

In the result, the appeal is dismissed. No order as to

costs.

At this stage, Mr. Mardikar, the learned counsel for the

appellant, prays for continuation of the interim order.

We do not consider it appropriate to continue the interim

order. The prayer is, therefore, rejected.

                             JUDGE                             JUDGE





    kahale




                                                       ::: Downloaded on - 09/06/2013 17:12:41 :::