High Court Kerala High Court

Satheesan vs The State Election Commission on 21 October, 2010

Kerala High Court
Satheesan vs The State Election Commission on 21 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32007 of 2010(A)


1. SATHEESAN, AGED 46 YEARS, S/O. GOPALAN,
                      ...  Petitioner
2. PUSHPANGATHAN, AGED 62 YEARS, S/O.

                        Vs



1. THE STATE ELECTION COMMISSION,
                       ...       Respondent

2. THE SUPERINTENDENT OF POLICE,

3. THE CIRCLE INSPECTOR OF POLICE,

4. THE RETURNING OFFICER,

5. R.S.BIJU, S/O. RAGHAVAN,

6. RENJANAN, S/O. PURUSHOTHAMAN,

7. PREETHAN, S/O. GOPINATHAN,

8. ASHOKAN, S/O. PUSHPANGADAN,

                For Petitioner  :SRI.K.V.ANIL KUMAR

                For Respondent  :SRI.  K.SIJU

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :21/10/2010

 O R D E R
                         K.M. JOSEPH &
                       M. C. HARI RANI, JJ.
                -----------------------------------------
           W.P.(C) Nos.32007/2010, 32022/2010,
          32028/2010, 32026/2010,32262/2010,
          32267/2010, 32271/2010, 32266/2010,
          32268/2010, 32269/2010, 32270/2010,
           32298/2010, 32218/2010, 32234/2010,
           32235/2010, 32255/2010, 32273/2010,
           32279/2010, 32281/2010, 32299/2010,
           32306/2010, 32327/2010, 31476/2010,
           31843/2010, 31845/2010, 31809/2010,
           31785/2010, 31824/2010, 31728/2010,
           31717/2010, 31803/2010, 31782/2010,
           31779/2010, 31811/2010, 31792/2010,
           31794/2010, 31793/2010, 31781/2010,
           31786/2010, 31791/2010, 31889/2010,
           31892/2010, 31937/2010, 31899/2010,
           31985/2010, 31877/2010, 31992/2010,
           31965/2010, 31968/2010, 31938/2010,
           31939/2010, 31935/2010, 31975/2010,
                31761/2010, 32253/2010 &
                           32339/2010
                ------------------------------------------
                  Dated this the 21st October, 2010.

                              JUDGMENT

K.M. Joseph, J.

This batch of Writ Petitions raise essentially common

questions.

2. One of the petitioners is the Chairman of the Election

Committee. In most of the cases, the petitioners are candidates in the

WP(C).NO.32007/10 & CONN.CASES 2

forthcoming election to the Local Bodies scheduled to be held on

23.10.2010 and 25.10.2010. In a few cases, the petitioners are

agents of the candidates. Petitioners have approached this Court

apprehending that the elections to the Local Bodies will not be

conducted in a free and fair manner. Various types of allegations have

been raised. In some of the Writ Petitions, allegations are fairly

general. In some other Writ Petitions, allegations are more specific.

The allegations in many cases are to the effect that the polling stations

are sensitive. The reliefs which have been sought in these Writ

Petitions essentially are to grant police protection to the candidates, to

their agents and also for the voters, so that the election is held in a

free and fair manner. In many of the Writ Petitions, there is a prayer

that the Election Commission Officials may be directed to videograph

the electoral process in their polling stations.

3. A statement has been filed on behalf of the State

Election Commission. Therein it is inter alia stated as follows:

“3. There are 21612 Local Self Government constituencies in

Kerala. There are 37233 polling booths in the State housed in

22061 building.

4. The State Election Commission has taken all steps for the

conduct of a free and fair election. Meetings were held with the

Chief Secretary of the State, Director General of Police and other

top police officials, District Collectors and other senior officers of

WP(C).NO.32007/10 & CONN.CASES 3

the State.

5. Sensitive and troublesome areas in the State were identified

through the District Superintendents of police and the District

Collector. Senior officials of the Government have been nominated

as Observers in consultation with the Government for

overseeing/observing the election in terms of Section 40A of the

Kerala Panchayat Raj Act and Section 96A of the Kerala

Municipality Act. The Observers have been given instructions to

keep close watch of sensitive areas including polling stations and

other areas which they deem fit. They have been provided with

vehicles and mobile phones to exercise their duties.

7. It is reported that 3218 polling stations in the State are situated

in politically sensitive areas. The district wise number of polling

stations identified as sensitive is given below.

         Name of District                  Number of            Number of
                                        polling stations          polling
                                          identified as           stations
                                           sensitive            identified as
                                                                 vulnerable

    Thiruvananthapuram                                118

    Kollam
                                        89


    Pathanamthitta                                     60

    Alappuzha                                         233

    Kottayam                                           52

    Idukki
                                        Nil

    Ernakulam                                         442

    Thrissur                                           31

    Palakkad                                           80                  42

    Malappuram                                         58

    Kozhikode                                         396

    Kannur                                           1345                  84

WP(C).NO.32007/10 & CONN.CASES 4


           Name of District             Number of             Number of
                                       polling stations        polling
                                        identified as          stations
                                          sensitive          identified as
                                                              vulnerable

      Wayanad                                        49

      Kasaragod                                     265


126 polling stations are identified as vulnerable. In Idukki

there is no polling station identified as sensitive. In all other districts

there are number of polling stations which are identified as sensitive.

1345 polling stations in Kannur District are identified as sensitive and

this is the largest number of sensitive polling stations in the State

followed by Ernakulam at 442 and Kozhikode at 3rd position with 396

polling stations.

“8. Sufficient police forces have been deployed in these sensitive

areas to meet law and order problems. Special care and attention

have already been taken by the Police in these sensitive areas to

provide adequate security measures to the electorate and the

polling officials for the smooth conduct of election in a peaceful

atmosphere.

9. All the police forces including Local Police, Armed Battalion,

District Armed Force, Crime Branch, Special Branch, Vanitha Police

etc. are being deployed throughout the State for the election

purpose. Apart from the above police forces, Excise, Forest and

Motor Vehicles Department employees are also being deployed for

the election to maintain law and order. 15000 Special Police are

being appointed to ensure free and fair election. Moreover, seven

company of police force from Karnataka are also being deployed in

the State for election purpose. Further, police force from Tamil

WP(C).NO.32007/10 & CONN.CASES 5

Nadu is also requested for being deployed to maintain law and

order during election.

10. Polling stations are conveniently categorized into different

groups according to its proximity between each other. Mobile

Group Patrol and Law and Order Patrol with wireless sets and

mobile phone facilities are also been arranged to get in touch with

each polling stations and to evaluate the peaceful state of affairs in

each polling stations. Video cameras are also arranged in sensitive

and vulnerable booths to guarantee unruffled environment

throughout the election process.

11. Striking forces are also deployed in all Districts under

Superintendent of Police, Dy.SPs. and Circle Inspectors with about

9 units to meet any untoward contingencies during the election

period. Hotlines are provided with the Police head quarters-

Secretariat-Intelligence headquarters-Superintendent of Police

office of all Districts for instant communications, instructions and

directions.

12. Strict instructions have been given to the police officials to take

stringent and instantaneous action in accordance with law to

prevent bogus voting, impersonation, booth capturing and other

electoral offences. Any attempt to traverse the tranquility in order

to take advantage from countermanding election or any attempt to

interfere with the smooth process of election will be dealt with

seriously. Appropriate and immediate remedial action will be

taken in accordance with law to defeat such despicable situations.

13. Control Rooms and Help Lines equipped with all arrangements

are made available in all districts to control the interaction between

each of the groups and to make available their service at the spot

in time whenever it becomes necessary. The mobile phone

numbers of police officers who are in charge of maintaining law and

WP(C).NO.32007/10 & CONN.CASES 6

order are being circulated among the public by publishing in daily

newspapers.

14. Orders have been issued prohibiting and restricting carrying of

fire arms and lethal weapons till the election process is over.

Thorough checking of vehicles are directed to be done for 3 days

before the day of poll, on poll day and till the completion of

counting of votes to ensure that no undesirable elements or arms

and ammunitions are smuggled into the constituency from outside.

Directions are also issued not to allow cars/vehicles to move in

convoys of more than 3 vehicles. Directions have also been issued

by the Commission to all District Collectors and the Director

General of Police to prevent any corrupt practices or electoral

offences being committed at elections.

15. Thus every step is being taken by the Commission with the

assistance of the State machinery and police to ensure a free and

fair election. The police have been instructed to provide adequate

protection to voters, polling agents of all political parties and

candidates and to assist the election machinery to ensure fair and

free poll. The senior police officials of the State have assured to

the Commission all assistance and help of the police force to

ensure a smooth, free and fair election. The arrangements are

also reviewed each day with the assistance of the police.

It is also stated in para 16 as follows:

16. The State Election Commission does not object to any

direction being issued by this Hon’ble Court to the police to ensure

a free and fair poll. However, it is respectfully submitted that any

direction that may be issued by this Hon’ble Court at this stage

with regard to the arrangements to be made at any polling stations

WP(C).NO.32007/10 & CONN.CASES 7

may lead to total confusion in the arrangements now made by the

State Election Commission for the conduct of elections to Local Self

Government Institutions in Kerala.”

4. We heard the learned counsel for the petitioners,

learned Government Pleader and the learned Standing counsel

appearing on behalf of the Election Commission and learned counsel

for the party respondents appearing. Learned counsel for the

petitioners reiterated the apprehensions of the petitioners. According

to them, several polling stations which ought to have been classified as

sensitive and vulnerable, have not been so done and the Norms on the

basis of which the polling stations have been classified are not

discernible. No materials are there on record apart from the statement

of the Commission which we have already adverted to. It is submitted

by the learned counsel appearing in the other cases that there is

genuine apprehension that the electoral process would be sabotaged.

There is also a complaint that impersonators will be allowed to vote

and the candidates and their agents will not be allowed to carry out

their work. It is the further complaint that the voters will not be

allowed to freely exercise their franchise.

5. Per contra, the learned standing counsel for the

Commission would submit that it is not correct to say that there is no

rational basis. There are elaborate processes involved. He reiterates

WP(C).NO.32007/10 & CONN.CASES 8

that there are 21612 constituencies in the State of Kerala in the

forth coming election. There are 37233 polling stations situated in

22061 buildings. The Election Commission is constituted under the

provisions of Article 243 K of the Constitution. He would submit

that the Commission is appointing observers in all the districts . The

observers will be senior Administrative officers in all the districts. He

would point out Rule 31 of the Kerala Panchayat Raj (Conduct of

Election ) Rules, 1995. It reads as follows:

“31.Identification of electors:–(1) The Presiding Officer may

employ at the polling station such person as he thinks fit to help in

the identification of the electors or to assist him otherwise in taking

the poll.

(2) As each elector enters the polling station, the Presiding Officer

or the Polling Officer authorised by him in this behalf shall check the

elector’s name and other particulars with the relevant entry in the

electoral roll and then call out the serial number, name and other

particulars of the elector.

(3). In deciding the right of a person to obtain a ballot paper the

Presiding Officer or the Polling Officer, as the case may be, shall

overlook merely clerical or printing errors in an entry in the

electoral roll, if he is satisfied that such person is identical with the

elector to whom such entry relates.

(4). Each elector shall produce either the identity card issued by

the Central Election Commission or Revenue Card or Ration Card or

Passport or Driving Licence or Pass Book obtained from Bank or

Post Office, if demanded by the Presiding Officer or the Polling

Officer authorised by him in this behalf.”

WP(C).NO.32007/10 & CONN.CASES 9

6. He would point out that under Rule 32 it is open to any

polling agent to challenge the identify of person. Rule 33 also deals

with safeguards against personation. He also brought to our notice a

Bench decision of this Court a public interest litigation (W.P.(C)

No.1080/2010). Therein this Court also relied on the provisions of

Rule 31 and repelled the contentions of the petitioner therein for

interference by the Court. The Court took the view that it is a matter

which should engage the attention of the legislative body.

7. Learned standing counsel also brought to our notice

Section 48A of the Kerala Panchayat Raj Act, 1994. It reads as

follows.

“48A. Returning officer, Presiding Officer etc. be deemed to

be on deputation to the Election Commission.–The Returning

officer, the Assistant Returning Officer, the Presiding Officer, the

Polling Officer, any other Officer and any Police Officer designated

for the time being to conduct a general election or by-election

under the provisions of this Act shall be deemed to be on

deputation to the State Election Commission for the period from

the date of the notification for such election to the date of

declaration of the result of such election and accordingly, such

officer shall be subject to the control, supervision and command of

the State Election Commission during that period.”

8. According to him the decision to categorise polling

stations as sensitive or vulnerable is based on intelligence input by

WP(C).NO.32007/10 & CONN.CASES 10

police officers. He fairly contends that those who sent reports may not

by themselves be covered by Sec.48A. He, however, pointed out that

these reports are sent by Superintendent of Police who are coming

under the purview of Sec.48A.

9. Learned Government Pleader who was asked to get

instructions in regard to the criteria and the basis of classification of

booths as sensitive or vulnerable as the case may be are concerned,

would submit before us that the categorization is done on the basis of

certain criteria. They include prevailing law and order situation in the

area, anticipated law and order problems and issues and disputes in a

particular area. Sensitive or vulnerable areas are assessed by the

District Special Branch and State Intelligence Wing. The Electoral

Incidents reported during the past elections are taken into

consideration. Learned Government Pleader would submit further as

follows: That police is deployed in scheme for the conduct of polling

based on the above criteria. That additional police will be deployed in

sensitive and vulnerable areas. He would further submit that as stated

in the statement of the Commission 7 companies of police from the

Karnataka State have been requested and they have been allotted to

the State. Out of the 7 companies 3 have been allotted to Kannur

district, one company is allotted to Kasargode and 3 are kept as

WP(C).NO.32007/10 & CONN.CASES 11

reserve to be used on the basis of fresh intelligence inputs. Learned

Government Pleader would further submit that there would be general

law and order patrolling in all the constituencies from the day on which

election campaign ends. It is further submitted that all directions

given by the electoral officers will be complied in letter and spirit.

10. Learned standing counsel for the Commission also on

enquiries made by us made available certain judgments of this Court

rendered in the context of previous election . In W.P.(C) 27324/2005

and connected cases, we notice that a Division Bench of this Court

was considering almost similar contentions. Learned standing counsel

would point out that there were almost 30 writ petitions filed during

the last election. We notice that after referring to the submissions the

Court specifically directed that if requests come from the candidates

that there is personal threat that should be promptly attended to.

11. In W.P.C. 27285/2005 after referring to the

undertakings of the Government and the Commission the Court

directed the State to ensure that the undertakings will be honoured so

as to ensure the election process is smoothly carried out. Taking note

of the anxiety expressed by the petitioners the Court directed that the

vigilance as stated therein should be continued at least up to the time

of declaration of the results.

WP(C).NO.32007/10 & CONN.CASES 12

12. In the Constitutional scheme, the local bodies play a

pivotal role. The elections therefore to the local bodies must be

conducted in the most free and transparent manner. The local bodies

under decentralization of power contemplated under the Constitution

are the closest to the people and there is much devolution of the

power to the chosen representatives of these bodies. Therefore , the

importance of holding election in a free and fair manner to the local

bodies cannot be over emphasised. It is the bounden duty of the

Commission and its officers to make every sincere effort adopting a

totally neutral stand and upholding the laws of the land to conduct

elections to the local bodies. It is equally the duty of the officers of the

State, in particular the police officers that they are quick to respond to

the demand in particular of the officers of the Commission in a fair

manner so that people have continued faith in the democratic process

and the voters in large numbers are persuaded to participate in the

democratic processes. It is in the context of these dimensions that

that we must approach the issues raised in these writ petitions.

13. Essentially the prayers in the writ petition are for

police protection. We have already extracted the statement in its

essential particulars in the judgment. The undertakings which have

been given by the Commission in the statement shall be honored in

WP(C).NO.32007/10 & CONN.CASES 13

letter and spirit. If threat to the lives of the candidates or their agents

have been brought to the notice of the respondent police officers, they

shall ensure that the lives of the candidates and their agents are

protected, if threats are found to be genuine. As far as the question

relating to the protection to voters is concerned, we emphasise the

statement made by the Commission namely that the police have been

instructed to provide adequate protection to the voters of all political

parties. We have already extracted the submission of the learned

Government Pleader that the police will abide by the directions of the

electoral officers. Reading both these together we feel that it becomes

the duty of the police to give adequate protection to the voters so that

they may exercise their franchise in a free and fair manner. We also

record the submission of the learned counsel for the Commission that

Rules 31 to 33 do provide for a mechanism to deal with impersonation

and that the said Rules will be strictly enforced. As far as the question

of allowing videography is concerned in some of these cases

petitioners have made request for allowing videogrpahy in view of the

apprehensions of the petitioners. In those writ petitions relating to

sensitive and vulnerable polling stations, necessarily videography shall

be done in terms of what is stated in the statement which has been

filed by the Commission. As far as polling stations which have not

WP(C).NO.32007/10 & CONN.CASES 14

been identified as sensitive or vulnerable, in view of the apprehension

of the petitioners, where requests have already been made by the

petitioners to the District Collector of the District where specific

requests have been received for videographing the electoral process,

he will look into it and take appropriate decision on the same. When

such a decision is taken the District Collector will bear in mind also the

decision of the Apex Court in Janak Singh v. Ram Das Rai & Others

(2005 (2) SCC 1). In cases where the District Collector finds merit

and allows videography, the expenses for doing videography shall be

borne by the petitioners. It is open to the District Collector to take

decision taking into account all the relevant inputs in the facts of each

case. In cases where requests have not been made by the petitioners

before the District Collector as such it will be open to the petitioners

to approach the District Collector without any delay and if such a

request is received it is for the District Collector to take a decision on

the same in accordance with law.

14. It is brought to our notice by the learned standing counsel

for the Election commission that even if videography is to be

permitted, it should not be allowed to be done in the Voting

Compartment. We make it clear that if the District Collector permits

videography to be done on the request of the petitioners, he need not

WP(C).NO.32007/10 & CONN.CASES 15

allow videography in respect of the place where the Voting

Compartment is located.

The Writ Petitions are disposed of recording the

submissions on behalf of the Election Commission and also the learned

Government Pleader and with the directions which we have given in

this Judgment.

K.M. JOSEPH,
JUDGE

M.C. HARI RANI,
JUDGE

kbk.

WP(C).NO.32007/10 & CONN.CASES 16