High Court Punjab-Haryana High Court

Chet Ram vs State Of Punjab And Others on 13 August, 2009

Punjab-Haryana High Court
Chet Ram vs State Of Punjab And Others on 13 August, 2009
C.R. No. 976 of 2009                                                  [1]




        IN THE HIGH COURT OF PUNJAB AND HARYANA AT

                               CHANDIGARH.

                                C.R. No. 976 of 2009

                                Date of Decision: August 13, 2009



Chet Ram

                                     .....Petitioner

            Vs.

State of Punjab and others

                                     .....Respondents


CORAM:      HON'BLE MR. JUSTICE M.M.S. BEDI.

                         -.-

Present:-   Mr. Vikas Bahl, Advocate
            for the petitioner.

            Ms. Rajni Gupta, Addl. A.G., Punjab.

            Mr.R.P. Dhir, Advocate

                  -.-



M.M.S. BEDI, J.

Election of the petitioner as Municipal Councillor stands

challenged in an election petition which is pending before Deputy

Commissioner-cum-Election Tribunal, at Nawanshahar. The petitioner has

approached this Court under Article 227 of the Constitution of India for

setting aside an interim order dated January 19, 2009 by virtue of which the
C.R. No. 976 of 2009 [2]

Deputy Commissioner-cum-Election Tribunal has allowed a Misc.

application filed by respondent No.2 (Election petitioner) to amend and cure

the defects in the petition as well as the annexures/ schedule attached with

the election petition. The respondent during the pendency of his election

petition before the Election Tribunal, Nawanshehar, filed an application for

permission to sign on each page of the petition and on each page of the

schedule and annexures attached and also to make verification of the

annexures, pleadings that the respondent could not sign on each page of

petition, schedule and annexures and further that he could not verify the

same by over-sight and that he be allowed to do the needful.

After giving notice of the application to the petitioner, a reply

was filed by the petitioner strongly objecting to the application stating that

non-compliance of mandatory provisions of Punjab State Election

Commission Act, 1994, (hereinafter referred to as ‘the Act’) and non-

verification of the petition, annexures/ schedule by the respondent has given

a valuable right to the petitioner which cannot be allowed to be undone. A

further plea was taken that the election petition has not been filed within

limitation and it was barred by time as such Misc. application was also not

maintainable. The petitioner submitted in the application that even the

Apex Court vide order dated December 1, 2008 has protected the rights of

the petitioner to raise all questions of facts and/ or law as permissible under

law before the Election Tribunal which are required to be considered on

merit and to be decided. The petitioner raised legal objections that Section

78 of the Act prescribes that an Election petition is required to be signed by
C.R. No. 976 of 2009 [3]

the petitioner and verified in a manner as laid down in CPC and annexures

to the petition shall also be signed by the petitioner and verified in the same

manner as the petition. The Election Tribunal allowed Misc. application

after considering all the objections of the petitioner observing that the

respondent has only prayed for the correction of procedural lapses and has

not prayed for any amendment of any document as such the Tribunal

allowed the application of the respondent and granted permission to sign

and verify the petition, annexures/ schedule without prejudice to the legal

and factual defences available to the petitioner under law.

Mr. Vikas Bahl, counsel for the petitioner vehemently argued

that in the garb of the term correction of procedural error, the Election

Tribunal has permitted the respondent to remove such defects which would

have entitled the petitioner for dismissal of the Election Petition. He has

argued that an application under Section 5 of the Limitation Act for

condonation of delay has been filed by the respondent. Copy of the said

application has been placed on record an annexure P-7.

On the other hand, counsel for the respondent No.3-

Mr.R.P.Dhir has argued that the formal procedural errors have been

permitted to be rectified vide impugned order as the provisions of Section

78 of the Act require that the election petition is to be signed by the

petitioner and verified in a manner laid down in CPC and that Section 76(2)

of the Act requires that the annexures attached with the petition are required

to be signed and verified by election petitioner. The respondent had merely
C.R. No. 976 of 2009 [4]

sought a permission to sign and verify the annexures attached with the

petition.

I have heard counsel for the petitioner as well as counsel for

the respondent. Before adverting to the facts of the present case, the

relevant provisions pertaining to the election petition are required to be

referred to. Sections 74, 75, 76, 77, 78, 79, 80 and 103 of the Act read as

follows:-

“74. Election Petitions: – No election shall be called in

question except by an election petition presented in

accordance with the provisions of this Chapter.

75. Election Tribunal to try election petitions.-(1)

Only the Election Tribunal having jurisdiction shall have

the power to adjudicate upon the election petitions.

(2) The Election Tribunal in its discretion may, in the

interests of justice or convenience, try an election

petition wholly or partly, at a place other than its

specified headquarters.

76. Presentation of petition.-(1) An election petition

may be presented on one or more of the grounds

specified in sub-section (1) of section 89 to the Election

Tribunal by any candidate to such election or by any

elector within a period of forty five days from the date of

election of the returned candidate or if there are more

than one returned candidates at the election and there are
C.R. No. 976 of 2009 [5]

different dates of their election, then the later of these

dates shall be taken into account for this purpose.

(2) Every election petition shall be accompanied by as

many copies thereof, as there are respondents mentioned

in the petition and every such copy shall be attested by

the petitioner under his own signatures to be a true copy

of the petition.

77. Parties to the petition.-A petitioner shall join as

respondent to his petition-

(a) where he, in addition to claiming declaration that the

election of all or any of the returned candidates is void,

claims a further declaration that he himself or any other

candidate has been duly elected, all the contesting

candidates and where no such further declaration is

claimed, all the returned candidates; and

(b) any other candidate against whom allegation of any

corrupt practice is made in the petition.

78. Contents of Petition.-(1) As election petition shall,-

(a) contain a concise statement of the material facts on

which the petitioner relies;

(b) set forth full particulars of any corrupt practice that

the petitioner alleges, including a statement as possible,

of the names of the parties alleged to have committed
C.R. No. 976 of 2009 [6]

such corrupt practice or practices and the date and place

of the commission of such practice; and

(c) be signed by the petitioner and verified in the manner

laid down in the Code of Civil Procedure, 1908, (Central

Act 5 of 1908) for the verification of pleadings.

Provided that where the petitioner alleges any corrupt

practice, the petition shall be accompanied by an

affidavit in the prescribed form in support of the

allegation of such corrupt practice and the relevant

particulars thereof.

(2) Any schedule or annexure to the petition shall also be

signed by the petitioner and verified in the same manner

as the petition.

79. Relief that may be claimed by the petitioner: – A

petitioner may in addition to claiming a declaration that

the election of all or any of the returned candidates is

void, claim further declaration that he himself or any

other candidate may be declared as duly elected.

80. Trial of election petitions.-(1) The Election Tribunal

shall dismiss an election petition which does not comply

with the provisions of Section 76 or section 77 or section

103.

(2) Where more than one election petition are presented

to the Election Tribunal in respect of the same matter,
C.R. No. 976 of 2009 [7]

the Presiding Officer of the Election Tribunal may, in his

discretion, try them separately or in one or more groups.

(3) Any candidate not already a respondent shall, upon

application made by him to the Election Tribunal within

fourteen days from the date of commencement of the

trial of the election petition and subject to any order as to

security for costs which may be made by the Election

Tribunal, be entitled to be joined as a respondent.

(4) The election Tribunal may, upon such terms as to

costs and otherwise, as it may deem fit, allow to

particulars of any corrupt practice alleged in the petition

to be amended or amplified in such manner, as may in its

opinion be necessary for ensuring a fair and effective

trial of the petition, but shall not allow any amendment

of the petition which will have the effect of introducing

particulars of a corrupt practice which has not been

previously alleged in the petition.

(5) The trial of an election petition shall, so far as is

practicable consistently with the interest of justice in

respect of the trial be continued from day-to-day until the

conclusion, unless the election Tribunal finds the

adjournment of the trial beyond the following day to be

necessary for reasons to be recorded in writing.

C.R. No. 976 of 2009 [8]

(6) Every election petition shall be tried as expeditiously

as possible and every endeavor shall be made to

conclude the trial within a period of six months from the

date on which the election petition is presented to be

Election Tribunal for trial.

103. Security of Costs.- (1) At that time of presenting

an election petition, the petitioner shall deposit in the

Election Tribunal such sum, as may be prescribed as

security for the costs of the petition.

(2) During the course of the trial of an election petition,

the Election Tribunal may, at any time, call upon the

petitioner to give such further security for costs, as it

may direct.”

A perusal of the above provisions indicate that according to

Section 80 of the Act, the Election Tribunal shall dismiss an election

petition which does not comply with the provisions of Section 76 of the Act

or Section 77 or Section 103 of the Act. The Act is a complete code in

itself which lays down the grounds of setting aside an election and the

procedure which is required to be adopted while filing the election petition.

So far as the procedural law is concerned, it has been settled by Hon’ble

Supreme Court in Uday Shankar Triyar Vs. Ram Kalewar Prasad Singh

and another, 2005 AIR SCW 5851 that procedural provisions should not

be allowed to defeat substantive rights or to cause injustice. The Supreme

Court has clarified the exceptions to the said principle. The relevant portion
C.R. No. 976 of 2009 [9]

pertaining to some of the procedural errors and the exceptions are

reproduced hereunder:-

16. An analogous provision is to be found in Order 6

Rule 14 CPC which requires that every pleading shall be

signed by the party and his pleader, if any. Here again, it

has always been recognized that if a plaint is not signed

by the plaintiff or his duly authorized agent due to any

bona fide error, the defect can be permitted to be

rectified either by the trial court at any time before

judgment, or even by the appellate court by permitting

appropriate amendment, when such defect comes to its

notice during hearing.

17. Non-compliance with any procedural requirement

relating to a pleading, memorandum of appeal or

application or petition for relief should not entail

automatic dismissal or rejection, unless the relevant

statute or rule so mandates. Procedural defects and

irregularities which are curable should not be allowed to

defeat substantive rights or to cause injustice. Procedure,

a hand-maiden to justice, should never be made a tool to

deny justice or perpetuate injustice, by any oppressive or

punitive use. The well recognized exceptions to this

principle are :-

 C.R. No. 976 of 2009                                                         [10]




                   i)     where the Statute prescribing the procedure, also

                   prescribes       specifically   the   consequence   of    non-

                   compliance.

                   ii)    where the procedural defect is not rectified, even

after it is pointed out and due opportunity is given for

rectifying it;

iii) where the non-compliance or violation is proved

to be deliberate or mischievous;

iv) where the rectification of defect would affect the case

on merits or will affect the jurisdiction of the court.

v) in case of Memorandum of Appeal, there is complete

absence of authority and the appeal is presented without

the knowledge, consent and authority of the appellant.”

The Hon’ble Supreme Court in Uday Shankar Triyar’s case

(supra) was dealing with a case in which a memorandum of appeal was not

signed by the appellant or his pleader. It was held that non-compliance of

procedural provision does not always entail automatic rejection of the

appeal without giving opportunity to rectify defect. It was while dealing

with the said proposition the Apex Court made observations mentioned

hereinabove. In view of the abovesaid provisions the procedural defects

and other irregularities which could be cured should not be permitted to

defeat the substantive right or to cause injustice to a litigant. Procedure, a

hand-maiden of justice should not be made a tool to deny justice or

perpetuate injustice by any punitive use of the procedural provisions unless
C.R. No. 976 of 2009 [11]

and until the statute prescribes a procedure and also specifically prescribes

consequence of non-compliance.

Examining the facts of this case with reference to the principles

laid down in Uday Shankar Triyar’s case (supra), it is apparent that the

procedural law of election petition under Section 78 of the Act requires

under Section 78 (1) (c) that the election petition has to be signed and

verified in a manner laid down in Civil Procedure Code, 1908 for the

verification of pleadings. In this concern, the reference can be made to

Order 6 Rule 14 CPC which requires that every pleading shall be signed by

the party and his pleader, if any. Section 78 (2) of the Act prescribes that

any schedule or annexure to the petition shall also be signed by the

petitioner and verified in the same manner as the petition.

The next point which is required to be examined is whether the

non-compliance of any of the requirements of Section 78 of the Act would

entail straightway dismissal of the election petition or it could be permitted

to be rectified if pointed out in time. In this context, a reference to Section

80 of the Act is relevant which lays down that Election Tribunal shall

dismiss an application petition which does not comply with the provisions

of Section 76 or 77 or Section 103 of the Act. The legislature in its wisdom

has intentionally omitted Section 78 in Section 80 of the Act, meaning

thereby, that in case of any procedural error as enshrined in Section 78 of

the Act, will not entail dismissal of the election petition straightway.

In the present case the respondent has been, vide impugned

order, permitted to sign and verify the petition and annexures/ schedule
C.R. No. 976 of 2009 [12]

without prejudice to the legal and factual defences of respondent available

to them under law. The defect which has been permitted to be cured does

not fall in Section 80 of the Act and does not entail automatic dismissal or

rejection as per the scheme of the statute and the non-compliance of

provisions of Section 78 of the Act do not entail automatic rejection of

Election petition, no fault could be found in the exercise of jurisdiction by

the Election Tribunal.

It will not be out of place to mention here that counsel for the

petitioner has contended that the respondent has filed an application under

Section 5 of the Limitation Act. Before filing the election petition, the

respondent alongwith Ram Parkash had filed a writ petition in the High

Court challenging the election of the petitioner bearing CWP No. 14592 of

2008, decided on August 20, 2008 alleging that there had been violation of

Section 27 of the Act. While disposing of the said petition, it was observed

by Division bench of this Court that the alleged non-compliance of Section

27 of the Act would constitute a ground to get the election declared void but

the petition was disposed of with liberty to the respondent and others to file

an election petition before the Election Tribunal. It was also directed that

Election Petition, if filed, shall be decided expeditiously. The said order

had been challenged by the elected candidates Kulwant Kaur and others in

SLPs Nos. 27853-27854 of 2008 before the Apex Court. The SLP was

dismissed, however, permission was granted that all points of facts and/ or

law as permissible under law could be raised before the Election Tribunal
C.R. No. 976 of 2009 [13]

and that the Tribunal shall consider the said questions on merits and decide

the petition in accordance with law.

Mr.Vikas Bahl, counsel for the petitioner has got an

apprehension that the dismissal of this petition would prejudice the rights of

the petitioner regarding the limitation as the respondent has filed an

application under Section 5 of the Act for condonation of delay in filing the

Election Petition. It is claimed by the counsel that after the dismissal of the

writ petition by the High Court, the Election Petition has been filed beyond

the period of limitation.

Petition is dismissed without prejudice to the rights of the

petitioner, if any, accrued to him on account of alleged delay in filing of the

election petition which would be determined by the Election Tribunal in

accordance with law. Anything said in this order will not affect the

adjudication of the application under Section 5 of the Limitation Act which

is pending before the Election Tribunal.

August 13, 2009                                     (M.M.S.BEDI)
 sanjay                                               JUDGE