IN THE HIGH COURT OF JUDICATURE AT PATNA
E P No 3 of 2011
Faraz Fatmi
Versus
Ashok Kumar Yadav & Ors
-----------
10 05.08.2011 Proposed issues have been filed on behalf of the
Election petitioner and respondent No 1 who is the main contesting
respondent.
Having heard the parties, in my view, the issues have to
be reframed as under :
(1) Whether the election petition, as framed
and filed, is maintainable in law.
(2) Whether the pleadings in the election
petition being vague and frivolous, the
election petition is fit to be dismissed in
terms of the principles enshrined in
Order 7 Rule 11 of the Code of Civil
Procedure.
(3) Whether the election petition is fit to be
dismissed in terms of Section 86 of the
Representation of People’s Act, 1951
for non-compliance of mandatory
provisions contained in Section 83 (1)
(a) and 83 (1) (c) read with Rule 94A of
the Conduct of Election Rules, 1961.
(4) Whether illegalities and irregularities
have been committed in the process of
2
counting of ballot papers, as alleged inthe election petition. If so, can it be said
that it has materially affected the results
of the election and if so whether it is a
case in which recounting be ordered and
results declared thereupon.
List of documents have been furnished by both the
parties. Let the Registry call for the same.
List of witnesses have been furnished by both the
parties. Mr Mangalam for the contesting respondent points out that
the election petitioner has submitted incomplete list of witnesses,
inasmuch as he has stated without giving name, parentage and other
details, that all counting agents be requisitioned. This is highly
improbable.
Let full particulars be supplied by 16th of August, 2011.
Election petitioner is directed to file deposition as
examination-in-chief of his witnesses on affidavit after serving copy
on the other side within three weeks.
The registry to put up this matter on the appropriate day
immediately after documents are received so that witnesses can be
summoned for cross-examination.
M.E.H./ (Navaniti Prasad Singh)