High Court Kerala High Court

Ragesh P.K. vs The Election Commission Of India on 13 October, 2009

Kerala High Court
Ragesh P.K. vs The Election Commission Of India on 13 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28897 of 2009(S)


1. RAGESH P.K.,S/O.LATE P.GOVINDAN
                      ...  Petitioner

                        Vs



1. THE ELECTION COMMISSION OF INDIA,
                       ...       Respondent

2. THE CHIEF ELECTORAL OFFICER, KERALA,

3. THE DEPUTY COLLECTOR-GENERAL, KANNUR,

4. THE TAHSILDAR, KANNUR,

5. THE DISTRICT COLLECTOR, KANNUR.

                For Petitioner  :SRI.KALEESWARAM RAJ

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

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :13/10/2009

 O R D E R
                        P.N.RAVINDRAN, J.
                    -----------------------------------------
                    W.P.(C)No.28897 of 2009-S
                    -----------------------------------------
                     Dated 13th October, 2009

                               JUDGMENT

Heard Sri.Kaleeswaram Raj, the learned counsel appearing

for the petitioner and Sri.Murali Purushothaman, the learned

standing counsel appearing for the respondents.

2. The petitioner is the President of Pallikkunnu Grama

Panchayat and a voter of the Kannur Assembly Constituency. He

is also a member of the Kannur District Congress Committee of

the Indian National Congress (I). The grievance voiced by the

petitioner in this writ petition is that a large number of persons

named in Ext.P5 have been wrongly included in the electoral roll

for Kannur Legislative Assembly Constituency prepared for the

ensuing elections and that likewise, a large number of eligible

voters named in Ext.P11 have not been included therein.

3. The petitioner submits that he had submitted Ext.P5, a

consolidated list of such persons wrongly included in the electoral

roll, to the fourth respondent, the Electoral Registration Officer

for the Bye-election to the Kannur Legislative Assembly along

with Ext.P6 representation dated 9.10.2009 requesting that their

WP(C).No.28897 of 2009-S 2

names may be excluded and a final voters list published in time,

giving an opportunity to file an appeal as per the provisions of the

Representation of the People Act, 1950. Similarly, it is stated that he

had also furnished Ext.P11, a list of persons who are entitled to be

included in the electoral roll for Kannur Legislative Assembly

Constituency. The petitioner contends that the persons named in

Ext.P5 list are not entitled to be included in the electoral roll for

Kannur Legislative Assembly Constituency, while the persons named

in Ext.P11 are entitled to be included in the electoral roll. The

learned counsel for the petitioner submits that individual requests for

inclusion and exclusion of names have been filed before the fourth

respondent and that what is produced in this writ petition is only a

consolidated list of persons whose names are liable to be deleted

from the voters list and also a consolidated list of voters who are

entitled to be included therein. It is alleged that notwithstanding the

objections raised to the inclusion of certain names in the voters list

and the exclusion of certain names therefrom, till date the fourth

respondent has not taken any action in the matter. In this writ

petition, the petitioner seeks the following reliefs:

“i) To issue a writ of mandamus directing the 4th
respondent to take appropriate action on Exhibits P5, P6 and
P12 and to pass orders thereon before finalization of electoral

WP(C).No.28897 of 2009-S 3

rolls for Kannur Assembly Constituency bye election
scheduled to be held to 7.11.2009.

ii) To issue a writ of mandamus directing the 4th
respondent to take appropriate action on Exhibits P5, P6 and
P12 as per Sections 22 and 23 of the Representations of
People Act, 1950 before finalization of electoral rolls for
Kannur Assembly Constituency bye election scheduled to be
held to 7.11.2009.”

4. The relevant averments relating to the petitioner’s request

for exclusion of certain names from the voters list are those

contained in para 11 of the writ petition. It reads as follows:

“11. …..A copy of consolidated list of objections
raised with respect to Exhibit P1 and P2 are produced
herewith and marked as Exhibit P5. Request for deletion of
ineligble entries as voters and addition of eligible voters
were sought by way of Exhibit P5. The petitioner also
submitted a representation enclosing Exhibit P5 before the
4th respondent indicating the ineligible voters. A copy of
the said representation is produced herewith and marked
as Exhibit P6.”

5. As regards the request for inclusion of eligible voters in

and exclusion of ineligible voters from the voters list, the petitioner

has in paras 16 and 18 of the writ petition stated as follows:

“16. It is submitted that when applications are
submitted raising concern against inclusion of ineligible
voters and exclusion of eligible voters, it is the duty of the 4th
respondent to conduct enquiry in compliance of provisions
provided under Representations of Peoples Act. It is
submitted that objections which are subject matter of
Exhibits P5 and P6 were not enquired into at all. No
publication was ever made by the 4th respondent as

WP(C).No.28897 of 2009-S 4

contemplated in From No.IV and hence there was no
consideration of objection and finalisation of the matter.

Since there is no enquiry prescribed under the
Representations of Peoples Act, 1950 or issuance of orders
prescribed under the Act, the petitioner or other voters are
precluded from filing appeal.

18. …..In this context, it is to be noted that the
worksheet given by the 4th respondent will show that more
than 5000 voters are excluded from Kannur Legislative
Assembly Constituency. A copy of the working sheet is
produced herewith and marked as Exhibit P11.”

6. Sri.Kaleeswaram Raj, the learned counsel appearing for

the petitioner contends that Ext.P5 is only a consolidated list of the

names of persons who are liable to be removed from the electoral

roll and that Ext.P11 is a consolidated list of persons who are entitled

to be included in the voters list. He submits that the fourth

respondent is bound to conduct an enquiry under Sections 22 and 23

of the Representation of the Peoples Act, 1950 and take an

appropriate decision in the matter.

7. Sri.Murali Purushothaman, the learned standing counsel

appearing for the respondents submits that the inclusion of names in

the electoral roll is the right of the individual and not the right of any

other person or political party and that the petitioner cannot seek the

inclusion of the persons named in Ext.P11 in the electoral roll. He

contends relying on Section 23 of the Representation of the People

WP(C).No.28897 of 2009-S 5

Act, 1950, Rule 13(2) of the Registration of Electors Rules, 1960 and

the decision of the Apex Court in Lakshmi Charan Sen V.

A.K.M.Hassan Uzaman (AIR 1985 SC 1233) that the petitioner

cannot seek the inclusion of the name of any person in the electoral

roll. He also contends relying on Section 22 of the Representation of

People Act, 1950, Rule 13(1) of the Registration of Electors Rules

1960 and the decision of the Apex Court Lakshmi Charan Sen V.

A.K.M.Hassan Uzaman(supra) that in the case of inclusion of the

name of any ineligble person in the Electoral roll, individual

objections have to be filed in the prescribed form. The learned

standing counsel for the Election Commission submits that an

application for inclusion of name in the Electoral roll will have to be

made in From 6 by the voter seeking such inclusion and that an

application seeking the deletion of a name from the Electoral roll will

also have to be given in the case of each person who is wrongly

included in the Electoral roll Form No.7, by a person whose name is

already included in that roll. He submits that petitioner has not

pleaded or proved that such applications in From Nos.6 and 7 have

been submitted before the fourth respondent and therefore the

reliefs sought in this writ petition cannot be granted.

8. I have considered the submissions made at the Bar by the

WP(C).No.28897 of 2009-S 6

learned counsel appearing on either side. Section 22 of the

Representation of the People Act, 1950 states that if the Electoral

Registration Officer for a constituency, on application made to him or

on his own motion, is satisfied after such inquiry as he thinks fit, that

any entry in the electoral roll of the constituency, is erroneous or

defective in any particular or should be transposed to another place

in the roll on the ground that the person concerned has changed his

place of ordinary residence within the constituency or should be

deleted on the ground that the person concerned is dead or has

ceased to be ordinarily resident in the constituency or is otherwise

not entitled to be registered in that roll, the Electoral Registration

Officer shall, subject to such general or special direction, if any, as

may be given by the Election Commission in this behalf, amend,

transpose or delete the entry. The proviso to Section 22 stipulates

that before taking any action on any ground under clause a, b and c

of Section 22, the Electoral Registration Officer shall give the person

concerned a reasonable opportunity of being heard in respect of the

action proposed to be taken in relation to him. Rule 13(2) of the

Registration of Electors Rules, 1960 states that every objection to

the inclusion of a name in the roll shall be in Form 7 and shall be

preferred only by a person whose name is already included in that

WP(C).No.28897 of 2009-S 7

roll. Form No.7 prescribed under Rule 13(2) of the Registration of

Electors Rule, 1960 obliges the applicant to furnish various details.

He is also bound to declare that the facts and particulars mentioned

therein are true to the best of his knowledge and belief. Similarly

under Rule 13(1) every claim for inclusion of the name of a voter in

the electoral roll has to be in From 6 and signed by the person

desirous of having his name included in the electoral roll. Form 6

also requires the applicant to furnish various details in support of the

claim for inclusion of his name in the electoral roll.

9. It is evident from Form Nos.6 and 7 that requests for

inclusion of names in the voters list and for exclusion of names

therefrom have to be given individually. In other words, a voter will

have to make separate applications seeking deletion of the names of

ineligible persons from the electoral roll. Likewise, every voter

seeking inclusion of his name in the electoral roll will have to submit

individual applications. In the instant case, the relief prayed for by

the petitioner is to issue a writ in the nature of mandamus directing

the fourth respondent to take appropriate action on Exts.P5 and P6

as per Section 22 and 23 of the Representation of the People Act.

He has also prayed for a similar relief in relation to Ext.P11. Apart

from merely stating that Ext.P5 is a copy of the consolidated list of

WP(C).No.28897 of 2009-S 8

objections raised in respect of voters who are ineligible to be

included in the voters list, there is no positive averment in the writ

petition that any particular voter has or voters have filed applications

in Form No.7 before the fourth respondent seeking deletion of the

names of ineligible voters. In other words there is total lack of

pleadings in the writ petition as to whether separate applications in

From No.7 objecting to the inclusion of the names of the persons

named in Ext.P5 have been submitted either by the petitioner or by

any other voter or voters of Kannur Assembly Constituency.

Therefore, in the light of Rule 13(2) of Registration of Electoral

Rules, I am of the opinion that the petitioner cannot seek a direction

to the fourth respondent to take appropriate action on Ext.P6 in

accordance with Sections 22 and 23 of the Representation of Peoples

Act. The petitioner has not able to establish with reference to any

cogent material that individual applications seeking the exclusion of

the persons named in Ext.P5 list from the voters list have been filed

before the fourth respondent. In the absence any pleading or proof

that such applications have been filed and are pending before the

fourth respondent, I hold that the petitioner cannot seek a writ in the

nature of mandamus commanding the fourth respondent to take

appropriate action as prayed for in Ext.P6.

WP(C).No.28897 of 2009-S 9

10. As regards the request for inclusion of names in the voters

list/electoral roll, the petitioner has not averred or proved that the

persons named in Ext.P11 have submitted individual applications in

From No.6 seeking inclusion of their names in electoral roll. As held

by the Apex Court in Lakshmi Charan Sen V. A.K.M.Hassan

Uzaman (supra) the right to be included in the electoral roll is a right

conferred upon an individual and not upon any political party. It is

for the individuals named in Ext.P11 if their names have not been

included in the electoral roll to apply for inclusion of their names in

the electoral roll. No other person can compel them to seek inclusion

of their names in the electoral roll. As regards the persons named in

Ext.P11 also there is no averment or proof to the effect that the

persons named therein have submitted individual applications in the

prescribed form seeking inclusion of their names in the electoral roll.

Such being the situation, the petitioner cannot seek a writ in the

nature of mandamus commanding the fourth respondent to take

appropriate action to include the persons named in Ext.P11 list in the

electoral roll.

11. Though the learned counsel appearing for the petitioner

contend that as regards exclusion of names, the Electoral

Registration Officer can exercise the power suo motu, I am of the

WP(C).No.28897 of 2009-S 10

opinion that such power cannot be exercised based on vague

allegations made by the petitioner in Ext.P6. I am therefore

constrained to hold that the fourth respondent cannot be called upon

to exercise the power conferred on him under Section 22 of the

Representation of People Act suo motu and to delete the names of

the persons named in Ext.P5 from the electoral roll.

I accordingly hold that there is no merit in this writ petition.

The writ petition fails and is dismissed with the observation that if

individual applications in Form Nos.6 and 7 have been received by

the fourth respondent on or before 12.11.2009, the fourth

respondent shall deal with the applications and pass orders thereon

in accordance with law.

Sd/-

P.N.RAVINDRAN
Judge

//True Copy//

PA to Judge

ab