High Court Kerala High Court

Moly Thomas vs Clara Johney on 8 August, 2006

Kerala High Court
Moly Thomas vs Clara Johney on 8 August, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 16861 of 2006(G)


1. MOLY THOMAS, AGED 41 YEARS,
                      ...  Petitioner

                        Vs



1. CLARA JOHNEY, W/O. JOHNEY,
                       ...       Respondent

                For Petitioner  :SRI.RENJITH THAMPAN

                For Respondent  :SRI.T.N.MANOJ

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :08/08/2006

 O R D E R
                                  K. PADMANABHAN NAIR,J
                         ---------------------------------------------------------
                                 W.P.(C). NO. 16861 OF 2006
                         --------------------------------------------------------
                            Dated this the 8th day of August 2006


                                            JUDGMENT

The petitioner is the respondent in Election O.P. No. 10/2005. The

petitioner and the respondents were candidates who contested from Ward No.VI

of Mattathur Gramapanchayat in Thrissur District. The petitioner was declared

elected by margin of one vote. The respondent filed Election O.P. 10/05 for

declaration that the election of the petitioner is void. The main ground alleged is

that there were concoctions and manipulations at the time of counting and the

request made by the agent of the respondent for recounting was rejected. It

was also contented that one valid vote secured by the respondent was illegally

declared to be invalid and invalid votes polled in favour of the petitioner was

declared as valid. It is also contented that one missing vote was added as a

vote polled in favour of the petitioner. These facts were stated in detail in

Paragraphs 15 to 18 in the Original Petition filed by the respondent. In

paragraph 20 the respondent has stated details regarding double voting. The

petitioner filed a petition denying all the averments raised in the election petition.

She pressed for a hearing on the question of maintainability. The learned Munsiff

considered the question of maintainability and held that the election

W.P.(C) NO. 16861 OF 2006

:2:

petition is maintainable. Challenging that order the petitioner who is a returned

candidate has filed this writ petition.

2. During the pendency of this writ petition respondent filed an application

to appoint a Commissioner to examine the ballot papers with the assistance of

Government servant who is conversent with the election procedure and for filing

a report. The petitioner filed a counter contenting that such petition cannot be

allowed. It was contented that the petitioner has no objection in bringing the

entire ballot papers to the court and the court itself can count the ballot papers.

The court below on 25.7.2006 appointed a Junior Superintendent and the

Deputy Nazir to inspect the the ballot papers. The petitioner amended the O.P

by incorporating a prayer to quash that order also.

3.The learned counsel appearing for the petitioner has argued that the

election petition as framed is not maintainable. The main objection raised was

that as per Rule 51 of the Kerala State Election Rules the respondent ought to

have filed an application for recounting the votes before the Returning Officer

prior to the announcement of the result and since there was failure to file such an

application, he is not entitled to challenge the election. The court below

relying on a

W.P.(C) NO. 16861 OF 2006

:3:

decision reported in Chandrika Prasad Yadav vs. State of Bihar (AIR 2004 SC

2036) held that the failure to file a petition for recounting before the Returning

Officer is not a ground the election petition. I do not think it is just and proper to

consider the correctness of the finding of the court below regarding the

maintainability in this writ petition. In Radhakrishnan Vs. Kerala Lok Ayukta

(2006 (1) KLT661) this court has held that it is not a healthy practice to entertain

challenge against orders passed by the Tribunal disposing of preliminary

objection and keep that matter pending. So this writ petition is liable to be

dismissed without prejudice to right of the petitioner to challenge the

maintainability also in appropriate proceedings. If the election petition is

ultimately decided against the petitioner, she has to file an appeal and at that

stage she can challenge this order also in that appeal.

4. The respondent has filed an application to appoint an Advocate

Commissioner assisted by a Government employee who is conversant with the

election procedure to examine the ballot papers and file a report. Overruling the

objections raised by the petitioner. The court below had appointed a Junior

Superintendent and a Deputy Nazir to conduct inspection of ballot papers and

file a report. That

W.P.(C) NO. 16861 OF 2006

:4:

decision is illegal. It is settled position of law that recounting of votes cannot be

conducted for the mere fact that such a relief has been sought for. The court

below will have to hold whether the petitioner has made out a prima facie case.

It is trite law that in election matters the court is bound to maintain purity and also

the secrecy of the election. So the court below went wrong in appointing a

Junior Superintendent and the Deputy Nazir to inspect the ballot papers. But the

Court below can direct the appropriate authority to produce all material

documents in Court. Such documents shall be kept under safe custody. In

case the Court finds that the respondent has made out a prima facie case the

ballot papers can be examined.

5. The learned counsel appearing for the respondent has argued that in

Para 6 of the petition filed by the petitioner herself she had admitted that she has

no objection in bringing the entire ballot papers to the court and examine the

same. It is true that such admission is made in the court. But even then I am of

the view that before examining the ballot papers the court has to consider

whether the writ petitioner has made out a prima facie case. So a proper

course open to the Munsiff is to issue summons/direction to the appropriate

Officers to produce the sealed ballot box, sealed voters list, counter foil

W.P.(C). NO. 16861 OF 2006

:5:

etc. to the court and keep all those material records under safe custody and

then proceed with the trail court of the case. If the court finds that the

respondent establish a case prima facie then the Munsiff can pass an order for

recounting.

In the result, the writ petition is disposed of in the following manner. The

order passed by the court below, directing the Junior Superintendent and

Deputy Nazir to inspect the ballot papers is set aside. It is open to the Court

below to issue summons or directions to the officer/officers who are the

custodian of the relevant records to produce the ballot papers, other ballot

account, counterfoils etc. before the court. If an application for the above said

purpose is filed the learned Munsiff shall pass appropriate orders in

accordance with law as expeditiously as possible at any rate within three weeks

from the date of filing of such an application. The challenge against the

preliminary finding is closed without prejudice to the petitioner to challenge the

finding regarding the maintainability of the Original Petition in the appeal that she

may have to file in case the election petition is decided against her.

K. PADMANABHAN NAIR,JUDGE.