REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. OF 2009
(Arising out of SLP (C) No.19564 of 2005)
Kedar Singh Kushwaha ... Appellant
Versus
Dhaniram & Anr. ... Respondents
JUDGMENT
S.B. Sinha, J.
1. Leave granted.
2. Appellant was the Sub-Divisional Officer Pichhore.
In the said capacity, he was a Specified Officer for determination of
election disputes in terms of the provisions of Madhya Pradesh Panchayats
(Election Petition, Corrupt Practices and Disqualification for Membership)
Rules, 1995 (for short, `the Rules’) framed in terms of Section 122 of the
Madhya Pradesh Panchayat Raj Adhiniyam (for short, `the Act’).
2
3. Respondents 1 and 2 herein contested an election for the post of Sarpanch
of Gram Panchayat, Khadoya, Block; Tehsil Pichhore. The second respondent
was declared elected. Questioning the legality whereof, the first respondent
filed an application for setting aside his election in the Court of Specified
Officer, Pichhore. Upon hearing the parties, the Specified Officer directed
recounting of all the votes polled in the said election. Relying on or on the basis
of such re-counting, the election petition was dismissed.
4. Questioning the legality and/or validity of the said order, the first
respondent filed a writ petition before the High Court contending that the
Specified Officer had no jurisdiction to direct re-counting of votes only on the
ground that no objection was raised by the parties as prior thereto and that he
was required to arrive at the conclusion that sufficient evidence had been
brought on record by the parties for the said purpose.
It was also urged that such a judicial power could not have been
delegated in favour of the Tehsildar.
A learned Single Judge of the High Court by reason of a judgment and
order dated 24.7.1996 allowed the said writ petition, setting aside the order of
the Specified Officer and remitted the matter back to it directing the election
petition to be decided within two months. It was furthermore directed that the
Specified Officer should also decide the preliminary objections raised by the
3
respondent in the Election Petition. The parties were directed to appear before
it on 19.8.1996.
5. Despite the said order, however, no action thereon was taken. Notices
were issued only on 23.10.1997.
By reason of an order dated 30.12.1997, the appellant who was holding
the post of the Specified Officer/Sub-Divisional Officer at the relevant time,
again directed for recounting of ballot papers. On the premise that by reason
thereof the appellant had disobeyed the order of the High Court dated
24.7.1996, a contempt petition was filed by the first respondent. It was pointed
out that neither the preliminary objection was heard nor any evidence was
recorded. It was furthermore pointed out that despite the fact that the period of
two months expired on or about 18.10.1996 but without obtaining an order of
extension from the High Court, he issued the said order for recounting of the
votes.
6. The High Court issued Rule Nisi on the said application. Appellant was
directed to remain present in the court. It, however, stands admitted that for one
reason or the other, he did not appear before the Court and bailable warrants of
his arrest were issued for his appearance on 6.5.1998.
Appellant filed a show-cause in the said contempt proceedings. Upon
hearing the parties, the appellant was found guilty of willful disobedience of the
4
order of the High Court and a fine of Rs.1,000/- and his detention till the rising
of the court, was directed.
7. An intra-court appeal preferred by the appellant thereagainst in terms of
Section 19 of the Contempt of Courts Act, 1971 was dismissed by reason of the
impugned order dated 17.5.2005.
8. Mr. Banthia, learned counsel appearing on behalf of the appellant, would
submit that the High Court committed a serious error in passing the impugned
judgment insofar as it failed to take into consideration that the matter came up
before the appellant only in 1997 whereupon he took all necessary steps to
dispose of the proceedings before him. It was urged that failure on the part of
the appellant to appear before the high Court pursuant to the directions issued
was occasioned by non-grant of permission therefor by the higher authorities.
Our attention in this behalf has, inter alia, been drawn to an intimation given by
the appellant to that effect before the Collector on 4.5.1998.
9. Indisputably, the appellant was the Specified Officer and in the said
capacity was authorized to determine the election petition filed by the first
respondent. The Election Petition filed by him was dismissed only on the basis
of an order of recounting passed by the Specified Officer in respect whereof
allegedly no objection was raised. The High Court, however, in its order dated
24.7.1996, in clear terms, pointed out that the prescribed authority has no
5
jurisdiction in that behalf even with the consent of the parties. Relying on or,
inter alia, on the basis of a decision of this Court in P.K.K. Shamsudeen v.
K.A.M. Mappillai Mohindeen & Ors. [AIR 1989 SC 640], the High Court made
extensive reference to the Rules, to hold :
“From the aforesaid rules, it is clear that any order of
recounting can be passed after conclusion of the trial
and the recounting can only be ordered by the Sub-
Divisional Officer who is a prescribed authority to
decide the dispute. The sub-divisional officer has not
acted properly, inasmuch as it acted illegally in
delegating the powers of recounting to the Tehsildar.
The authority is described as Sub-Divisional Officer
as the authority to decide the election petitions,
therefore, any act done by the Tehsildar of recounting
cannot be said to be proper and on the basis of
recounting by the Tehsildar, the Sub-Divisional
Officer gravely erred in dismissing the election
petition. The order dismissing the election petition is
hereby set aside with a direction to Sub-Divisional
Officer to decide the petition according to law and
shall also decide the preliminary objections raised by
the respondents before him. He cannot shirk from his
responsibility and delegate his powers to subordinate
authority.”
It was on that premise that the aforementioned directions were issued.
10. Indisputably, the said order was not complied with as the election petition
was not disposed of within the period specified therefor by the High Court.
Indisputably again, pursuant to the order of the High Court, the parties appeared
on 19.8.1996. The appellant, in his order sheet dated 3.12.1997, recorded that
the order of the High Court was received on 28.2.1997. Why, despite the same,
6
he did not take any step to issue notices to the parties and proceeded to
determine the issue before him has not been explained. The appellant, in his
order dated 23.12.1997, proceeded on the basis that the High Court need not be
approached for obtaining further directions from it.
From a perusal of the order dated 13.1.1998, it appears that proceedings
started at 4 pm on that day, the ballot boxes were opened and a direction for
recounting of the ballot papers was made. Indisputably, preliminary objections
of the parties had not been determined. Why an order of recounting was passed
despite the clear finding of the High Court has not been explained. The effect
of the decision of this Court in P.K.K. Shamsudeen (supra) was also not taken
into consideration. The premise on which the High Court passed its judgment
dated 24.7.1996 was neither noticed nor considered.
11. It is now well settled that an order directing recounting must be preceded
by application of mind by the Prescribed Authority. [See M. Chinnasamy v.
K.C. Palanisamy & Ors. [(2004) 6 SCC 341] and Chandrika Prasad Yadav v.
State of Bihar & Ors. [(2004) 6 SCC 331]
It is, thus, idle to contend that the appellant did not understand the effect
and purport of the order. The High Court, in our opinion, has rightly arrived at
a finding that as a responsible and high ranking officer, the said plea was not
available to him. He, therefore, could not have committed the same error as
7
was done by his predecessor in office. Even during the proceedings before the
High Court, appellant’s conduct was not above board. Why he could not appear
before the High Court at the earliest possible opportunity has not been properly
explained. In terms of the Rules framed by the High Court under the Contempt
of Courts Act, the appellant has rightly been called upon to appear. He could
not have ignored the same on the premise that the Collector did not give him
permission therefor. Even otherwise, no order refusing such permission by the
Collector has been brought on record.
12. Keeping in view the facts and circumstances of the case, we are of the
opinion that no case has been made out for interference with the impugned
judgment. This appeal is, therefore, dismissed. However, in the facts and
circumstances of the case, there shall be no order as to costs.
……………………………….J.
[S.B. Sinha]
……………………………….J.
[Cyriac Joseph]
New Delhi;
August 4, 2009