High Court Kerala High Court

Omana Chellappan vs The Kerala State Election … on 22 February, 2010

Kerala High Court
Omana Chellappan vs The Kerala State Election … on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5469 of 2010(G)


1.  OMANA CHELLAPPAN
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ELECTION COMMISION
                       ...       Respondent

2. SRI.MANOJ RAJAPPAN, KANAHATHU HOUSE

                For Petitioner  :SRI.K.RAMAKUMAR (SR.)

                For Respondent  :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :22/02/2010

 O R D E R
                       ANTONY DOMINIC, J.
                  -------------------------
                  W.P.(C.) No.5469 of 2010 (G)
             ---------------------------------
           Dated, this the 22nd day of February, 2010

                           J U D G M E N T

The petitioner challenges Ext.P2, the common order passed by

the 1st respondent disposing of O.P.Nos.103/2008 and 118/2008

filed by the 2nd respondent under Section 4(1) of the Kerala Local

Authorities (Prohibition of Defection) Act.

2. Briefly stated, the facts of the case are that both the

petitioner and the 2nd respondent herein were elected as members

of the Payippad Grama Panchayat in the General Election held in

September, 2005 as the official candidates of the Communist Party

of India (Marxist) {CPI(M)} under the Left Democratic Front (LDF).

The Panchayat has a total membership of 15, out of which 7

members, including petitioner and the 2nd respondent belong to

LDF, 5 belong to United Democratic Front (UDF), 2 belong to

Bharatiya Janata Party (BJP) and one is allegedly an independent.

Soon after the election was held, one Ms.Lissamma Mathew, the

aforesaid independent, was elected as the President and Mr.Thomas

WP(C) No.5469/2010
-2-

Mathew was elected as the Vice President.

3. Subsequently, no confidence motions were moved

against the President and the Vice President. It is stated that these

were scheduled for discussion on 01/07/2008. On 24/06/2008,

the CPI(M) Parliamentary Party met and decided to vote against the

no confidence motions and allegedly issued whip to all the party

members in the Panchayat including the petitioner. It was alleged

that though the petitioner received registered whip, she defied the

whip and voted in support of the no confidence motions.

Accordingly, the no confidence motions against the President and

the Vice President were passed and both were voted out. The

allegation in O.P.No.103/2008 filed by the 2nd respondent was

against the stand taken by the petitioner in the meeting held on

01/07/2008 to discuss the no confidence motion, and according to

the 2nd respondent that amounts to her voluntarily giving up her

party membership of her political party. It was on this basis, the 2nd

respondent contended that the petitioner incurred disqualification.

4. In so far as O.P.No.118/2009 is concerned, the case of

the 2nd respondent was that the petitioner contested as President in

WP(C) No.5469/2010
-3-

the election held on 06/08/2008 against the official candidate of

CPI(M) and LDF, and got elected with the support of rival UDF and

BJP members. It was also alleged that the petitioner supported the

nominee of the UDF in the Vice President’s election held on the

same day. By this conduct also, according to the 2nd respondent,

the petitioner had voluntarily given up her membership of her

political party and has incurred disqualification.

5. The parties contested the proceedings and the petitioner

filed her objections. Evidence was adduced by both sides and in

Ext.P2 order, detailed discussion has been made about the oral and

documentary evidence adduced by both sides.

6. Dealing with Issue No.2, the Commission held that the

2nd respondent failed to establish the claim that he was competent

to issue whip to the petitioner on behalf of CPI(M) Parliamentary

Party, and that therefore the petitioner could not be found fault with

for violating the whip issued by an incompetent person. However,

appreciating the available evidence, the Commission concluded that

overwhelming evidence supported the contention that Ms.Lissamma

Mathew, the former President who was voted out, was elected to the

WP(C) No.5469/2010
-4-

Panchayat as an independent candidate supported by CPI(M) and

LDF, and that she was the CPI(M) and LDF nominee for the post of

President. Thereafter, dealing with the issue of the petitioner

having voluntarily given up the membership of her party, the

Commission held that the petitioner had, by her conduct on

01/07/2008, defected from CPI(M) and LDF and joined hands with

UDF and BJP at the time of considering the no confidence motion. It

was also found that her subsequent behaviour at the time of

elections to the post of President and Vice President corroborates

this conclusion, in as much as she had admitted that she contested

for the post of President in the election held on 06/08/2008 and

defeated the LDF nominee Ms.Lissamma Mathew. In arriving at this

conclusion, the Commission also made reference to Ext.P8, the

minutes of the meeting held on 06/08/2008, which showed that

while the petitioner’s candidature was proposed by the congress

member from ward No.3 and supported by the BJP member from

Ward No.10, it was shown that her opponent Ms.Lissamma Mathew

was proposed and supported by LDF members. Thereafter, the

petitioner was elected bagging 8 votes as against 7 votes bagged by

WP(C) No.5469/2010
-5-

Ms.Lissamma Mathew, from which it was concluded by the

Commission that all five UDF and 2 BJP members voted in favour of

the petitioner. From the facts and evidences, concluding that the

petitioner is liable to be disqualified for voluntarily giving up her

membership of the political party, the petitions were allowed by

Ext.P2 order. It is challenging this order, this writ petition is filed.

7. The main contention raised by the learned counsel for

the petitioner is relying on the judgment in Naseera Beevi v. State

Election Commission (2004(1) KLT 1108). However, it is noticed

that by judgment dated 13/07/2005 in W.A.No.1127/2004,

judgment in Naseera Beevi’s case has already been set aside by a

Division Bench of this Court. It has been so stated in paragraph 8 of

the judgment in Varghese v. Kerala State Election

Commission (2009(3) KLT 1)

8. A reading of Ext.P2 order shows that it was appreciating

the evidences adduced by both sides that the 1st respondent

Commission came to the conclusion that Ms.Lissamma Mathew was

the CPI(M) and LDF nominee to the post of President. Having regard

to the voluminous evidences that were available before the 1st

WP(C) No.5469/2010
-6-

respondent and the manner in which the evidence is seen

appreciated, I am unable to agree with the learned counsel for the

petitioner that the conclusions in Ext.P2 order are against the

evidence available or that the order is perverse for that reason. If

this finding is accepted, necessarily, the petitioner, a CPI(M)

member, voted against her political party and by that conduct, has

voluntarily abandoned her membership in her political party. If so,

consequently, she is liable to be disqualified, and the conclusion of

the Commission in the order in O.P.No.103/2008 is unassailable.

9. Further even if this Court finds fault with the

Commission for its conclusions in the order in O.P.No.103/2008, in

my view, on admitted facts, the petitioner is liable to be disqualified

in O.P.No.118/2008 . It is admitted in this case that the petitioner

contested the election against the official nominee of the LDF, and

she won bagging votes only of the UDF and BJP, and she also voted

for the UDF candidate for the post of Vice President. In such

circumstances, it is a clear case of voluntarily abandoning

membership from the political party. This issue is also no more

open to doubt in view of the judgments of this Court in Shajahan v.

WP(C) No.5469/2010
-7-

Chathannoor Grama Panchayat & Ors.(2000(2) KLJ 451), writ

appeal No.2351/2005, Faisal v. Abdulla Kunhi (2008(3) KLT 534),

Nazeerkhan v. Kerala State Election Commission & Another (2008

(3) KHC 322), which was affirmed by the Division Bench of this

Court in Nazeerkhan v. Kerala State Election Commission & Another

(2009(1) KHC 681 (DB)). Similar view has been taken by a learned

Single Judge of this Court in Dharma Mani v. Parassala Block

Panchayat (2009(3) KLT 29).

In the light of the above principles laid down in these

judgments, I cannot find fault in the order passed by the 1st

respondent.

The writ petition fails and is accordingly dismissed.

(ANTONY DOMINIC, JUDGE)
jg