High Court Kerala High Court

Kunnathadathil Kuttihassan vs M.Abdul Kareem @ Kunhippa on 15 June, 2010

Kerala High Court
Kunnathadathil Kuttihassan vs M.Abdul Kareem @ Kunhippa on 15 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 185 of 2010()


1. KUNNATHADATHIL KUTTIHASSAN,
                      ...  Petitioner

                        Vs



1. M.ABDUL KAREEM @ KUNHIPPA,
                       ...       Respondent

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SRI.SAJU.S.A

The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :15/06/2010

 O R D E R
                   THOMAS P JOSEPH, J.

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

                       C.R.P.No. 185 of 2010

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

                 Dated this 15th day of June, 2010

                                ORDER

The returning officer declared petitioner as elected from

ward No.11 of Othukkungal Grama Panchayath, in Malappuram

District by a margin of 3 votes against his only rival, the

respondent. Respondent was not satisfied with the manner in

which some voters were permitted to exercise their franchise and

the rejection of one postal ballot which was cast in his favour.

Challenging the election mainly on the said illegalities respondent

filed petition before the Election Tribunal (O.P.No.45 of 2005). The

Election Tribunal vide order dated 21-11-2009 found illegality in

the manner in which 3 voters were permitted to vote through their

companions and in the rejection of one postal ballot cast in favour

of respondent. The votes exercised by those voters through their

companions were found to be in favour of petitioner and the same

was rejected. The postal ballot found to be illegally rejected by the

returning officer was found cast in favour of respondent. That vote

was accepted. Accordingly respondent was declared elected by a

margin of one vote. The order of the Election Tribunal was

challenged by petitioner before learned District Judge, Manjeri in

C.R.P.No.185 of 2010
: 2 :

A.S.No. 47 of 2009 but, in vain. Judgment of learned District Judge

is under challenge in this revision. Learned counsel for petitioner

contends that finding of the courts below that there was illegality in

3 (three) voters being permitted to vote through companions is not

sustainable. According to the learned counsel there are no sufficient

pleadings in the petition to support the evidence brought in by the

respondent and hence no reliance can be placed on such evidence.

Reliance is placed on the decisions in Om Prabha Jain Vs. Abnash

Chand & Another (AIR 1968 SC 1083) and Vijayaraghavan Vs.

Girija Surendran (2002(1) KLT Case No.110). It is also the

contention of learned counsel that there is no proper identity of the

voters referred to in paragraph 4 of the petition and the persons

examined by the Advocate Commissioner and referred to by PWs.13

and 14. It is also contended by the learned counsel that rejection of

postal ballot contained in Ext.X1 is valid. At any rate the relevant

documents are not brought into evidence in that those documents

are not marked in evidence and hence cannot be relied on. Reliance

is placed on the decision in Achuthananthan Vs. Francis (2001(1)

KLT 740). Learned Senior Advocate appearing for respondent in

response contended that there is sufficient evidence to show that 3

persons were permitted to exercise their franchise through

companions illegally and against the mandate of Rule 36 of the

C.R.P.No.185 of 2010
: 3 :

Kerala Panchayath Raj (Conduct of Election) Rules (for short, “the

Rules”). It is also contended that contention now advanced as to

want of identity is not sustainable on account of intrinsic evidence on

record and also since no such contention was raised in any of the

courts below. It is the further contention of learned Senior Advocate

that the postal ballot was rejected by the returning officer without

any valid reason and courts below are right in concluding that

respondent has won by a margin of one vote.

2. It is not disputed that petitioner was declared elected by

the returning officer from the ward in question by a majority of three

(3) votes. Several grounds are set up in the petition in challenge of

the election. But, in the evidence, allegations are confined to

allowing three persons to vote through companions and rejection of

one postal ballot. Averments concerning the above grounds are set

forth in paragraph 4, 5 and 12 of the election petition.

3. In paragraph 4 of the election petition it is stated that

Abdul Gafoor and Abdul Rahiman of Kunnathadathil house (serial

Nos.490 and 492 respectively, in Ext.A2, voters list) are mentally

retarded persons incapable of making a free decision of their own as

to their choice of candidate at the election but against the mandate

of Rule 36 of the Rules their votes were allowed to be cast through

their companions who were active workers of the political party to

C.R.P.No.185 of 2010
: 4 :

which petitioner belonged. Their votes cannot be reckoned for the

purpose of deciding the winner at the election. In paragraph 5 of the

election petition it is contended that Kunnathadathil Gafoor, serial

No.490 in Ext.A2 though physically handicapped, had no incapacity

to identify the symbol and mark the symbol on his own, he did not

require the assistance of a companion as provided in Rule 36 of the

Rules but his companion was permitted to cast the vote which is

illegal. In paragraph 12 of the election petition averments concerned

alleged illegal rejection of one postal ballot which was otherwise cast

in his favour. Petitioner denied the allegations. So far as allegations

in paragraph 4 of the petition regarding Abdul Gafoor and Abdul

Rahiman of Kunnathadathil house is concerned, petitioner while

admitting that the said persons were allowed to vote through

companions denied that they were mentally unsound so as to be not

able to decide on their own about their choice of candidate. Hence

the returning officer has not committing any illegality in permitting

the said persons to vote through their companions. So far as

averment in paragraph 5 of the election petition is concerned, it is

contended by petitioner that Kunnathadathil Gafoor was in such a

physical condition that he could not exercise his vote except with the

assistance of a companion and hence there is nothing illegal in

permitting him to vote with the assistance of a companion. When it

C.R.P.No.185 of 2010
: 5 :

came to the alleged rejection of postal ballot it is contended that

postal ballot was not in accordance with the relevant rules and that

the cover in form No.19 referred to a different booth and ward

number and hence the returning officer was justified in rejecting the

same.

4. I have referred to the rival contentions concerning

companion voting of Abdul Gafoor and Abdul Rahiman of

“Kunnathadathil house”. PW14 is the father of Abdul Gafoor and

Abdul Rahiman. PW13 was the Medical Officer of Primary Health

Centre, Kottakkal and he issued Exts.A7 and A8, certificates relating

to the mental condition of Abdul Gafoor and Abdul Rahiman (I will be

referring to the contention of learned counsel for petitioner about

identity of the said persons a bit later). Evidence of PW14 shows

that his sons, Abdul Gafoor and Abdul Rahiman are suffering from

congenital mental retardation. PW13 had occasion to examine the

said persons. He is acquainted with the said persons and PW14 for

quite sometime. PW13, after examination of the said Abdul Gafoor

and Abdul Rahiman issued Exts.A7 and A8 certifying that Abdul

Gafoor is suffering from mental retardation by 50% and Abdul

Rahiman is suffering from the same illness by 45%. The Advocate

Commissioner who conducted a voir dire examination of the said

Abdul Gafoor and Abdul Rahiman as per order of the Election

C.R.P.No.185 of 2010
: 6 :

Tribunal has concluded and reported that the said persons are

mentally retarded and are not able to take decision of their own.

Thus, it is with reference to the said evidence of PWs.13 and 14,

Exts.A7 and A8 and the report of the Advocate Commissioner that

courts below came to the conclusion that Abdul Gafoor and Abdul

Rahiman are mentally retarded congenitally and on account of that

were unable to take a decision of their own.

5. Then the next question is whether the returning officer is

legally correct in permitting them to vote through companions.

PW.14 exercised the vote for Abdul Rahiman as companion while

Noushad, a nephew of PW14 voted as companion for Abdul Gafoor.

Under Rule 36 of the Rules, provision is made for companion voting.

The provision says,

“if the Presiding Officer is satisfied that

owing to blindness or other physical infirmity an

elector is unable to recognize the symbols on the

ballot paper or to make a mark thereon without

assistance, the Presiding Officer shall permit the

elector to take with him a companion of not less

than eighteen years of age to the voting

compartment for recording the vote on the ballot

paper on his behalf and in accordance with his

wishes, and if necessary, for folding the ballot

paper so as to conceal the vote and inserting it

into the ballot box”.

C.R.P.No.185 of 2010
: 7 :

(emphasis supplied)

Going by Rule 36, it leaves me in no doubt that grant of permission

for companion voting is permissible only when the Presiding Officer

is satisfied that due to blindness or other physical infirmity an elector

is unable to recognize the symbols or make a mark thereon in

accordance with his wishes. The Rule also makes it abundantly

clear that the companion is to vote on behalf of the elector and in

accordance with the wishes of the elector. Rule 36 contemplates that

the elector who is permitted to have companion voting must be able

to form and express his wish as to the choice of the candidate but on

account of blindness or other physical infirmity is unable to

recognize the symbols or to make a mark on it. Rule 36 does not

take in a case where on account of insanity, mental retardation or for

any other reason the elector is unable to form or express his own

wish as to the candidate for him he wishes to vote. If such an

interpretation is accepted it would mean that the vote of a mentally

retarded or insane person is being cast not by the said elector but

the companion concerned as the latter wishes. He is not carrying

out the wish of the elector concerned. In short, it is not a case of the

elector concerned voting. That is not the purport of Rule 36 of the

Rules. No doubt, under Section 17 (1(b)) of the Kerala Panchayat

Raj Act (for short, “the Act”) a person shall be disqualified for

C.R.P.No.185 of 2010
: 8 :

registration in an electoral roll only if he is of unsound mind and

stands so declared by a competent court. In this case there is no

contention for any of the parties that any competent court has

declared Abdul Gafoor and/or Abdul Rahiman as persons of unsound

mind. That only meant that the said persons were eligible or

qualified for registration in the electoral roll but, did not mean that

they came within the purview of Rule 36 for the purpose of

companion voting. Evidence on record as I stated above and the

courts below concurrently held is that on account of congenital

mental retardation of Abdul Gafoor and Abdul Rahiman were not

able to form or express their wish as to the candidate to whom they

wanted to exercise their vote. In that situation Rule 36 of the Rules

had no application and the Presiding Officer could not legally permit

the said persons to vote through their companions. Finding of the

courts below that permission granted for companion voting for Abdul

Gafoor and Abdul Rahiman is contrary to Rule 36 of the Rules and

hence is illegal does not call for interference on facts or in law.

6. The more forcible argument advanced by the learned

counsel for petitioner is that there is no proper identity of voters

under Sl. Nos.490 and 492 of Ext.A2 referred to in the election

petition. With Abdul Gafoor and Abdul Rahiman referred to in the

evidence of Pws.13 and 14 and Exts.A7 and A8, who are Sl.Nos.542

C.R.P.No.185 of 2010
: 9 :

and 543 of Ext.A2. According to the learned counsel, in paragraph 4

of the election petition what is averred is that serial Nos.490 and

492, ‘Abdul Gafoor and Abdul Rahiman of Kunnathadathil’ are not of

sound mind, could not have exercised their votes and the Presiding

Officer was not legally correct in permitting them to have companion

voting but, the evidence brought in is in respect of Sl. Nos.542 and

543 (Abdul Gafoor and Abdul Rahiman of Kunnakkaden house) who

are not proved to be serial Nos.490 and 492 referred to in the

election petition. There is no proof of identity as regards the persons

referred to in paragraph 4 of the election petition as serial Nos.490

and 492 and the persons referred to in the evidence ;of Pws.13 and

14 and Exts.A7 and A8.

7. The argument sounds attractive and requires

consideration. Nowhere in the election petition it is stated that

Abdul Gafoor and Abdul Rahiman referred to in paragraph 4 of the

petition are ‘serial Nos.542 and 543’ in Ext.A2 or belong to

‘Kunnakkaden house’. Instead averments in paragraph 4 relate to

Abdul Gafoor and Abdul Rahiman (Sl. Nos.490 and 492 in Ext.A2) of

‘Kunnathadathil house’. The question is whether it is the very same

electors described as serial Nos.490 and 492 who are examined by

the Advocate Commissioner referred to in Exts.A7 and A8 and

regarding whom PWs.13 and 14 have given evidence. It is seen from

C.R.P.No.185 of 2010
: 10 :

the records that to examine Abdul Gafoor and Abdul Rahiman of

‘Kunnathadathil house’ (Sl. Nos.490 and 492 in Ext.A2) respondent

had taken out summons vide order on I.A.No.1955 of 2005 but that

summons was returned with the endorsement that Abdul Gafoor and

Abdul Rahiman refused to accept the summons stating that they are

not residing in ‘Kunnathadathil house’ (as stated in Sl. Nos.490 and

492 of Ext.A2) but are ‘Kunnakadan Abdul Gafoor and Abdul

Rahiman’ (as stated in Sl.Nos.542 and 543 of Ext.A2). Following

that, respondent filed I.A.No.143 of 2007 to issue summons to the

said persons in the house name of “Kunnakadan” (as described in

serial Nos.542 and 543 of Ext.A2). That application was rejected by

the Election Tribunal observing that there is no foundation to that

effect in the election petition. Respondent challenged that order in

this court in W.P.C.No.4824 of 2007. That writ petition was allowed

by this court observing that respondent is at liberty to take summons

to the said persons (in the house name ‘Kunnakkaden’). Accordingly

summons was issued to the said persons. It is the said persons who

were examined by the Advocate Commissioner. It is pertinent to

note from the averments in paragraph 2 of the affidavit in support of

I.A.No.143 of 2007 that it is stated that Abdul Gafoor and Abdul

Rahiman (serial Nos.490 and 492 of Ext.A2) also have vote (in the

same booth) as serial Nos.542 and 543 of Ext.A2. In the counter

C.R.P.No.185 of 2010
: 11 :

statement filed by petitioner in response to the said affidavit there is

no denial of the statement that Abdul Gafoor and Abdul Rahiman

(voter Nos.490 and 492) do have vote as serial Nos.542 and 543 also.

Instead, what is contended in paragraph 2 of the counter statement

is that the application (I.A.No.143 of 2007) is filed to receive a list of

witnesses – Kunnakadan Abdul Gafoor and Abdul Rahiman (who are

voter Nos.542 and 543 in Ext.A2) and that there is no allegation

against the said voters and hence they need not be summoned as

witnesses. The identity referred to in paragraph 2 of the affidavit in

support of I.A.No.143 of 2007 was not disputed by petitioner in his

counter statement.

8. PW.14 denied that he has a house name as

‘Kunnathadathil’ and asserted that he is ‘Kunnakadan’ Moideenkutty.

He deposed that his house No. is 340. As per his evidence in the said

house, along with him his two sons, Abdul Gafoor and Abdul

Rahiman, wife, Pathumma and daughter, Ami were residing. He

stated that he has no other house in any other house number. It is

interesting to note that in Ext.A2, serial Nos.488 to 492 are

“Kunnathadathil” Moideenkutty, his wife Pathumma, sons, Abdul

Gafoor and Abdul Rahiman and daughter, Ami. When it came to

serial Nos.540 to 543 (in Ext.A2), it refers to “Kunnakadan”

Moideenkutty, wife, Pathumma and sons, Abdul Gafoor and Abdul

C.R.P.No.185 of 2010
: 12 :

Rahiman. There is no difference in the name of father of

Moideenkutty (there is however, slight difference in the age of the

electors). There is no mention of daughter, Ami in serial Nos.540 to

543. I find that though there is difference in the house number,

house name and some difference in the age of persons described in

serial Nos.488 to 492 and serial Nos.540 to 543, the name of electors

given are the same. A further fact to be noted from the report of

Advocate Commissioner is that the Commissioner examined

“Kunnakadan” Abdul Gafoor and Abdul Rahiman in “their house

bearing door Nos.301”. It is also seen from the report of Advocate

Commissioner that he had issued notice to the counsel on both sides

scheduling examination of the said persons “at their house bearing

door No.301”. There was no objection to the examination of the said

persons “in their house bearing door No.301”. On the other hand the

deposition of the said witnesses recorded by the Advocate

Commissioner are counter signed by counsel on both sides. Thus

there is intrinsic evidence from the report of the Advocate

Commissioner which is not challenged that Abdul Gafoor and Abdul

Rahiman who were examined by the Advocate Commissioner are

residents of the house bearing door No.301. It is seen from Ext.A2

that in serial Nos.488 to 492, the new house number is given as ‘301’

along with house No.340. In serial Nos.540 to 543 the house

C.R.P.No.185 of 2010
: 13 :

numbers given are 323, 478 and ‘340’. In other words in Ext.A2, for

serial Nos.488 to 492 and 540 to 543, a common door number is

given as “340”. PW14 claimed that his house No. is ‘340’. I stated

that for serial Nos.488 to 492 a new house number is given as “301”

ie, in respect of Kunnathadathil Moideenkutty, his sons Abdul Gafoor

and Abdul Rahiman, wife Pathumma and daughter, Ami. Thus it is

clear from Ext.A2 that PW14 and his sons Abdul Gafoor and Abdul

Rahiman were residing in house No.301 (which also has door

No.340) at the relevant time. It is that house number which the

Advocate Commissioner has described in his report as door number

301 in which witnesses, Abdul Gafoor and Abdul Rahiman are

residing. Thus, it is clear that it is the very same persons referred to

as serial Nos.490 and 492 who were examined by the Advocate

Commissioner though, their name appeared in the very same voters

list (Ext.A2) under serial Nos.542 and 543 as well. That is what the

respondent has stated in paragraph No.2 of his affidavit in support of

I.A.No.143 of 2007 (to issue summons to the said persons) and which

I said, was not disputed in the counter statement of petitioner.

9. I must also bear in mind, as the learned Senior Advocate

appearing for respondent has argued that no contention regarding

identity of said persons (between serial Nos.490 and 492 and 542

and 543) was raised before the learned District Judge as revealed

C.R.P.No.185 of 2010
: 14 :

from the memorandum of appeal. No such contention is seen raised

in the Election Tribunal also. In the circumstances I am not

impressed by the contention advanced by the learned counsel (for

the first time in the revision petition) that there is dispute regarding

identity which has been not addressed by the courts below or that

the identity is not established.

10. So far as contention regarding lack of pleadings is

concerned that is concerning identity of serial Nos.490 and 492 and

serial Nos.542 and 543. The decisions relied on by the learned

counsel for petitioner involved cases where allegations which

ultimately affected the validity of election (grounds set up) were not

pleaded in the and it was held that in the absence of specific plea,

evidence cannot be looked into. It is the case of respondent that

Abdul Gafoor and Abdul Rahiman who belonged to Kunnathadathil

house are serial Nos.490 and 492 in Ext.A2 but when the summons

was not accepted by them, respondent learned that names of the

same persons figure in Ext.A2, voters list as serial Nos.542 and 543

also in which address summons was issued as permitted by this court

and the said elector were examined by the Advocate Commissioner.

As such, it is not a case of lack of pleadings as learned counsel for

petitioner puts it. Thus, it is on record that Abdul Gafoor and Abdul

Rahiman referred to in the petition were mentally retarded, were not

C.R.P.No.185 of 2010
: 15 :

able to form or express their own wish as to the candidate to whom

they should exercise their vote through companions and hence

permission granted for companion voting was against rule 36 of the

Rules. I find little reason to interfere with the said finding.

11. Then comes the case of Kunnathadathil Gafoor, examined

as PW7. It is not disputed that he was permitted to vote through a

companion. There is no dispute that PW1 is physically handicapped

but the question is whether his physical disability is such that the

Presiding Officer was justified in permitting companion voting for

him. There is no case or evidence that PW7 had any blindness or

mental incapacity which disabled him from recognizing the symbols

on the ballot paper or making a mark on it. Evidence of PW7 shows

that he was running a telephone booth and was riding a three

wheeler (scooter) during the relevant time. He was physically carried

to the booth by the companion and the companion was permitted to

exercise his vote. But evidence is that PW7 had no difficulty to

recognize the symbols on the ballot paper and make a mark on it on

his own. His physical disability was only for walking. It is seen from

the deposition of PW.7 that he has put his signature on each page. It

is evident that PW7could have recognized the symbols on the ballot

paper and made a mark on it on his own without the assistance of

any companion, once he was brought into the polling booth.

C.R.P.No.185 of 2010
: 16 :

Assistance was required only to take down to the polling booth. Rule

36 of the Rules therefore had no application in the case of PW7.

Hence permitting PW7 to vote through companion was against Rule

36 and hence illegal. Courts below found that procedure adopted by

the Presiding Officer in that regard is illegal. I have no reason to

disagree.

12. What remained is the validity of rejection of the postal

ballot. The Presiding Officer rejected that postal ballot for the

reason that the outer cover in form No.19 (marked Ext.X1) contained

a different endorsement regarding ward number. It is not disputed

that the ward in question is ward No.11 (of Othukkungal Grama

Panchayath) and the booth name is ‘Valiyaparamba’. On the outer

side of cover in form No.19 the ward number stated is ‘No.12’ but

the booth name is written correctly as ‘Valiyaparamba’. Rule 50 of

the Rules speaks about postal ballot. That provision says that

Presiding Officer shall before commencement of counting of ballot

papers in the ballot box deal with the postal ballot papers in the

manner provided therein. As per sub rule (c) if the declaration is not

valid, the postal ballot is to be rejected. In this case only defect

Presiding Officer noticed so far as the postal ballot under challenge

is that on the outer side of the cover in Form No.19 a different ward

number was written but, admittedly, by the Presiding Officer himself.

C.R.P.No.185 of 2010
: 17 :

Name of the ward stated was correct. Inner cover contained the

declaration in Form No.16 made by the elector which admittedly

related to the ward in question. In the circumstance Presiding

Officer was not justified in rejecting the postal ballot for the reason

of the mistake (may be, inadvertent) he committed in making

endorsement on the outer cover in Form No.19 regarding the ward

number. Rejection of the postal ballot paper was therefore illegal as

the courts below also held.

13. Learned counsel for petitioner has an argument that

relevant election papers are not exhibited in evidence and hence the

same cannot be looked into. It is in support of that contention

learned counsel has relied on the decision in Achuthananthan Vs.

Francis (supra). Mere production of seal box of postal papers or

documents forming part of recording of election was held to be not

sufficient. In this case the relevant votes, postal or otherwise or its

counter foils have not been exhibited in evidence but paragraph 24

and 25 of the order of Election Tribunal state the procedure adopted

by the election Tribunal in this regard. It is stated that in the

presence of both parties and their counsel the envelope in Form

No.19 (marked Ext.X1) was opened and the postal ballot in it was

identified through PW4 (Presiding Officer) who was recalled and

further examined. It is true that PW4 stated that at the time of his

C.R.P.No.185 of 2010
: 18 :

earlier examination Ext..X1 cover was seen not opened but at the

time of his further examination that cover was seen opened. Reason

is that in the meantime as permitted by this court in W.P.C.No.7412

of 2007 the Election Tribunal had opened the relevant papers in the

presence of parties and counsel as stated in paragraph 24 of its

order. Similar was the case with respect to the votes cast by Abdul

Gafoor, Abdul Rahiman and PW7. That was also done in the

presence of both parties and their counsel. The proceedings

prepared by the Election Tribunal in that regard is signed by

counsel on both sides. In that situation, petitioner has no reason to

complain that the said documents are not exhibited in evidence and

hence cannot be looked into. I reject that contention.

14. On the question whether finding entered by the courts

below have materially affected result of the election, following facts

and figures assume importance.

Votes polled by the candidates as declared by the Presiding Officer (PW.4)

Petitioner – 312

Respondent – 309

(petitioner was declared elected by a majority of three votes)

The Election Tribunal after referring to the ballot papers of Abdul

Gafoor, Abdul Rahiman and PW7 has held that those votes went in

favour of petitioner. Those three votes being illegally cast, are to be

C.R.P.No.185 of 2010
: 19 :

excluded. That means, less those three votes (which were cast in

violation of Rule 36 of the Rules) votes polled by the petitioner came

to 309 (312-3). The postal ballot which was illegally rejected by the

PW4, the Presiding Officer was cast in favour of respondent. It has

to be counted in favour of the respondent. It brought the votes

polled by the respondent to 310 (309+1). That means, respondent

has won the election by one vote. It follows that the illegality

committed at the election as found above has materially affected the

result of election. In the circumstances I do not find reason to

interfere with the judgment/order under challenge.

The revision petition fails. It is dismissed.

(THOMAS P JOSEPH, JUDGE)

Sbna/-