PETITIONER:
SHRI BALWAN SINGH
	Vs.
RESPONDENT:
SHRI LAKSHMI NARAIN & OTHERS
DATE OF JUDGMENT:
23/02/1960
BENCH:
SHAH, J.C.
BENCH:
SHAH, J.C.
SINHA, BHUVNESHWAR P.(CJ)
IMAM, SYED JAFFER
SARKAR, A.K.
WANCHOO, K.N.
CITATION:
 1960 AIR  770		  1960 SCR  (3)	 91
 CITATOR INFO :
 RF	    1972 SC1302	 (24)
 R	    1975 SC 290	 (32)
 R	    1975 SC 667	 (9)
 RF	    1976 SC1187	 (7,32)
 R	    1978 SC 351	 (4)
 R	    1984 SC1516	 (6)
 D	    1987 SC1577	 (26,27)
 RF	    1991 SC1557	 (18)
ACT:
       Election Petition-Corrupt Practice--Hiring vehicle for  con-
       veyance	of  electors-Pleadings-Particulars of  contract	 of
       hiring, if necessary-Representation of the People Act, 1951,
       (43 of 1951), ss. 83(1)(b), 90(3) and 123(5).
HEADNOTE:
The first respondent filed an election petition for an order
that  the election of the appellant be declared void on	 the
ground that the appellant had committed the corrupt practice
under  s.  123(5) of the Representation of the	People	Act,
1951,  in  that he had hired a tractor for  conveying  women
electors  from their houses to places of polling  and  back.
By  an	amendment  application	the  first  respondent	gave
particulars  about the conveying of voters, but he  did	 not
give  any particulars regarding the contract of	 hiring	 nor
did  the appellant ask for such particulars.  At  the  trial
t~he  first  respondent	 led evidence  in  respect  of	t~he
contract of hiring and the appellant raised no objection  to
the  relevance	of  that evidence.   The  Election  Tribunal
dismissed the petition but on appeal the High Court held the
charge	proved	and declared the election of  the  appellant
void.	The appellant contended that the  election  petition
ought  to  have been dismissed because	particulars  of	 the
contract of hiring which was an essential ingredient of	 the
corrupt practice had not been given.
Held,  (per Sinha Lc.  J., jafer Imam, K. N. Wanchoo and  J.
C.  Shah, jj), that the corrupt practice under	s~.  I23~(5)
was  the  conveying  of electors to  and  from	the  polling
station	 and  not the contract of hiring.  If  the  election
petition  gave	particulars about the use of a	vehicle	 for
conveying of electors to' and from the polling station,	 the
failure	 to give particulars of the contract of	 hiring,  as
distinguished  from the fact of hiring, did not	 render	 the
petition defective.  An election petition was not liable  to
be
92
dismissed  in  limine merely because full particulars  of  a
corrupt practice alleged were not set out.  If an  objection
was  taken  and	 the  Tribunal was of  the  view  that	full
particulars  had not been set out the petitioner had  to  be
given  an opportunity to amend or amplify  the	particulars.
It was only in the event of noncompliance with the order  to
supply the particulars that the charge which remained  vague
could  be  struck  out.	 Besides, in  the  present  case  no
material  prejudice  was  caused to  the  appellant  by	 the
absence of the particulars of the contract of hiring.
Sarkar	J.-Under  s. 123(5) the hiring of  the	vehicle	 for
conveyance  of	electors  was an essential  element  of	 the
corrupt practice and it was necessary to give particulars of
the  contract  of  hiring.  But the  failure  to  give	such
particulars  did  not  render  the  petition  liable  to  be
dismissed.   Section 83 of the Act did not provide  for	 the
dismissal of the petition for failure to furnish particulars
nor did s. 90(3) empower the Tribunal to dismiss a  petition
for  non-compliance  with  the provisions  of  s.  83.	 The
appellant  was entitled to apply for particulars but he	 did
not do so; he could not at a later stage complain about	 the
absence of the particulars.
JUDGMENT:
 CIVIL APPELLATE JURISDICTION: Civil Appeal No. 411 of 1959.
Appeal by special leave from the judgment and order dated
9th January 1959 of the Allahabad High Court in First Appeal
No. 448/A of 1958.
 L. K. Jha, P. Rama Reddy R. K. Garg and R. Patnaik for the
appellant.
 G. S. Pathak, G. N. Dikshit, Udai Pratap Singh,
J. P.	Goval,	M. S.	Gupta and P.	C. Aggarwala,	for
respondent No. 1.
 1960. February, 23. The Judgment of Sinha, C. J. Imam,
Wanchoo	and Shah, JJ. was delivered by Shah, J. Sarkar,	J.
delivered a separate Judgment.
 SHAH J.-Three candidates, Balwan Singh (hereinafter referred
to as the appellant), Ram Dulari and Gaya Prasad, contested
the election to the U. P. Legislative	Assembly from	the
Akbarpur	Rural	Assembly Constituency No. 6, at the last
general elections held in 1957.	‘The polling of votes took
place on February 28, 1957, and the result of the election
was declared on March 2, 1957.	The appellant secured	the
highest	number of votes and was declared duly elected.	A
voter named Lakshmi Narain-who will hereinafter be referred
to as the first respondent-submitted an application to	the
Election Commission of India to declare the election of	the
appellant Balwan Singh
 93
void on the ground inter alia that the appellant ” and/	or
his election agent and/or other persons with his consent,
had committed corrupt	practices and the result of	the
election	was materially affected by such corrupt practices
committed in his interest. ” In Cl. (f) of para 9 of	the
petition, which is material for this appeal, it was averred
by the	first respondent, that in villages set out	in
annexure	D, the appellant, his agents and workers with	the
consent	of the appellant, hired and procured bullock carts
and tractors for conveying women electors to and from	the
polling	station. In Sch. D, was set out a list of	30
villages. This election petition was referred for trial	to
the District Judge, Kanpur, who was constituted the Election
Tribunal	for trying the petition. The	appellant by	his
written	statement contended that the averments made in	Cl.
 (f) of para. 9 were untrue; that neither he nor his agents
or workers had	ever hired or procured	bullock carts	or
trucks to convey women voters from the villages set out	in
Annexure D or any other village to the polling station.	He
also submitted that the first respondent had not disclosed
the names of the voters nor	the particulars of	the
conveyances, and that the latter could not in view of	the
defective pleading be permitted to challenge the election of
the appellant on that charge. On July 15, 1957, the first
respondent applied for leave to amplify the particulars	set
out in	the various clauses of para.	9, including	the
particulars set	out in Cl. (f) and prayed for leave	to
amplify	the recitals in that clause by	incorporating Ann.
D-1 in the petition. In Ann. D-1, the first respondent set
out the nature of the vehicles used, the names of the owners
of the	vehicles, the names of ‘the villages from -which
women voters were conveyed at the expense of the appellant
to the	polling station and back, the hire paid, and	the
description of the families to which the women	voters	who
were conveyed belonged. The appellant submitted in rejoinder
that by his application, the first respondent in substance
sought not to amplify the particulars given by him, but	to
make allegations about fresh corrupt practices, and prayed
that several clauses including Cl. (f) of para. 9	be
deleted.	On July 29, 1957, the Election Tribunal
 94
rejected	the application of the first respondent.	He
observed that:
 ” Merely saying that the corrupt practice was followed	in
the villages whose list was given in annexure ‘D’ does	not
amount to giving particulars	as were required to	be
furnished by the aforesaid Section 83 (1)(b) of	the
Representation of the People Act. ”
 and directed that certain paragraphs including Cl. (f) para.
9 and Annexure D be struck off.
 Relying	upon a	judgment of the Allahabad High Court
delivered on September 9, 1957, Mubarak Mazdoor v. K.	K.
Banerji	and another (1) in which, the practice to	be
followed	in dealing with allegations of corrupt	practices,
made in an election petition, on the ground of	vagueness,
was enunciated the first respondent applied for	review	of
that order. The Election Tribunal, by	its order, dated
September 13,	1957, accepted	the plea of	the first
respondent for review of the order, and directed that	the
order dated July 29, 1957, beset aside.
 The appellant applied under Art. 227 of the Constitution, to
the High Court of Judicature at Allahabad, challenging	the
correctness and	propriety of the order	,of the Election
Tribunal	reviewing its order dated July 29, 1957. By	its
order dated March 6, 1958, the	High Court substantially
confirmed the order passed by the Tribunal. The High Court
observed	that the Tribunal had jurisdiction to	review	its
earlier order, and that in the circumstances of the case	it
was unnecessary to decide whether the order dated September
13, 1957, was properly passed, because	the order dated.
July 29, 1957, was ” unjust and improper “, and the matter
having been brought before it in a proceeding under art. 227
of the Constitution, the High Court could rectify the error
by setting aside the earlier order. Pursuant to the order
passed by the High Court, the averments made in Cl. (f)	of
para. 9 were restored, and Ann.	D-1 was incorporated in the
petition.
 By its order dated August 16, 1958, the Tribunal dismissed
the petition holding that the first respondent	failed	to
establish the corrupt practices on which
(1) 13 E.L.R. 310
 95
the petition was founded. Dealing with the corrupt practice
set out in Cl. (f) of para. 9, the Tribunal observed that
the corrupt practice described in s. 123 (5) of	the
Representation of the People Act, lies in the act of hiring
or procuring vehicles by a candidate or his agent, and that
this corrupt practice is not committed merely by conveying
the voters, and as the particulars of hiring and procuring
of the vehicles were not furnished in the petition, and	the
evidence adduced by the first respondent to support his case
of hiring or procuring vehicles was unsatisfactory the case
of the .first respondent about the commission of a corrupt
practice by the appellant stood unsubstantiated.
In an appeal under s. 116A of the Respresentation of	the
People Act, against the order of the Election. Tribunal the
High Court of Judicature at Allahabad set aside	the order
and declared the election of the appellant void. The High
Court held that the petition was defective in that	it
omitted	to set out the date and place of the hiring of	the
tractor,	which was proved to have been used for conveying
voters to the polling station, but no prejudice was caused
to the appellant as a result of that omission. In the view
of the	High Court the testimony of	A. P.	Malik,	the
Presiding Officer at Naholi polling station, corroborated by
exh. 22, a petition submitted on the date of the polling	by
one Raghuraj Singh, agent of	Ram Dulari, a	contesting
candidate, and further supported by the evidence of witness
Kalika	Prasad	and another	witness	Raghuraj Singh,
established that voters were conveyed in a trailer attached
to a tractor, at the instance of the appellant to the Naholi
polling station, and that the evidence of one Hanuman Singh
established the	contract of hiring the	tractor used	for
conveying voters to the polling station. The	High Court
accordingly held that	the appellant	had committed	the
corrupt practice of hiring a vehicle for conveying voters to
the polling station. Against the order passed by the High
Court declaring	the election of the appellant	void, this
appeal has by special leave been filed.
 Section	83(1)(b) of the Representation. of the People Act,
as amended provides that an election petition
 96
shall set forth full particulars of any corrupt practice the
petitioner alleges, including	as full a statement	as
possible	of the names of parties alleged to have committed
such corrupt practice	and the date	and place of	the
commission of each such practice. Section 123 sets out what
shall be deemed to be corrupt practices for the purposes	of
the Act, and by Cl. (5) thereof, as it stood at the material
date, it was in so far as it is relevant, provided:
” The hiring or procuring, whether on payment or	otherwise,
of any vehicle or vessel by a candidate or his agent or	by
any other person for the conveyance of any elector (other
than the candidate himself, the members of his family or his
agent) to or from any polling station provided under section
25 or a place fixed under sub-section (1) of section 29	for
the poll.”
 Neither in the petition as originally filed nor as amended,
the date and place of hiring the tractor which was alleged
to have been used for conveying the voters, and the names of
the persons between whom the contract of hiring was settled,
were set out.	The question	which then falls to	be
determined is : Whether the election petition was liable	to
be rejected because it did not set forth particulars of	the
date and place of hiring the vehicle alleged to	have been
used in conveying voters? In the opinion of the High Court
the corrupt practice described in s. 123(5) being the hiring
or procuring of a vehicle for	conveying voters to	the
polling	station, in the absence of a detailed statement	as
to the	time and place of the	hiring,	the petition	was
defective. In	so opining, the High Court relied upon	an
earlier	decision of that Court, Madan Lal v. Syed Zargham
Haider and others (1). In that case, Bhargava,	J.,
delivering the judgment of the Court, observed:
“…… under s. 123(5) of the Representation of the People
Act, a	corrupt practice consists in the act of	hiring	or
procuring certain types of vehicles by a candidate or	his
agent or by any other person for the	conveyance of	any
elector to or from any polling station.	A corrupt, practice
is, therefore,
(1) 13 E.L.R. 456,
 97
committed not by conveying the voter but by the act	of
hiring or procuring the conveyance.	In clause (b)	of
section	83(1),	an election petitioner is required to	set
forth full particulars of the corrupt practice including	as
full a statement as possible of the 1 names of the parties
alleged to have committed such corrupt practice and the date
and place of the commission of each such practice.	The
language used in this provision of law requires the setting
forth of the full particulars of the corrupt practice	and
specially mentions at leapt three particulars which must	be
given.	These are the names of the parties alleged to have
committed the corrupt practice, the date when the corrupt
practice	was committed and the place of the commission	of
the corrupt practice.”
 Not the	contract of hiring but the fact of	hiring	for
conveying voters to and from the polling station is declared
by s. 123(5) a corrupt practice. A petition	which sets
forth the particulars	about the use	of a vehicle	for
conveying voters to and from the polling station, with
details	as to the time and place coupled with	as full a
statement as possible	in support of the plea that	the
vehicle was hired or procured by the candidate or his agent
or another person substantially complies	with	the
requirement of	s. 83(1)(b).	In considering	whether a
corrupt	practice described in	s. 123(5) is	committed,
conveying of electors cannot be dissociated from the hiring
of a vehicle.	The corrupt practice being the	hiring	or
procuring of a vehicle for the conveyance of the electors,
if full particulars of conveying by a vehicle of electors to
or from	any polling station are given, s. 83 is duly
complied	with, even if the particulars of the contract	of
hiring,	as distinguished from the fact of hiring, are	not
given. Normally, the arrangement for hiring or procuring a
vehicle,	is within the special knowledge of the parties	to
that agreement	and it is difficult to assume that it	was
intended to require the petitioner in an election dispute to
set out	the particulars of facts within the special
knowledge of the other party, and expose the petition to a
penalty	of dismissal if those particulars could not	be
given. If particulars in support of the
 13
 98
plea of the vehicle being hired or procured by the candidate
or his	agent or by another person was used for conveying
voters to or from the polling station are set out, failure
to set	out particulars of the contract of	hiring	or
arrangement of	procuring will	not render the petition
defective.
 By The Representation of the People Act, 195 1, as amended
by Act 27 of 1956, a penalty of dismissal of a petition	or
the striking out of the plea of a corrupt practice merely
because	particulars in that behalf are not set out is	not
imposed.	By s. 90, cl. (5) of the Act the Tribunal	is
authorised to allow particulars of any corrupt practice
alleged in the petition, to be amended or amplified in such
manner as may, in its opinion, be necessary for ensuring a
fair and effective trial of the petition. By s. 90(1)	of
the Act every	election petition is, subject to	the
provisions of the Act and Rules made thereunder to be tried
as nearly as may be in accordance with the procedure appli-
cable under the Civil Procedure Code to the trial of suits:
and for	failure to furnish particulars after being	so
ordered	but not before the Tribunal	may strike out a
defective plea.	The practice to be followed in cases where
insufficient particulars of a corrupt practice are set forth
in an election petition is this. An election petition	is
not liable to be -dismissed in limine merely because full
particulars of a corrupt practice alleged in the petition,
are not	set out. Where an objection	is raised by	the
respondent that	a petition is defective because full
particulars of an alleged corrupt practice are not set out,
the Tribunal is bound to decide whether the objection	is
wellfounded. If the Tribunal upholds	the objection,	it
should give an opportunity to the petitioner to	apply	for
leave to amend or amplify the particulars of the corrupt
practice	alleged; and in the event of	noncompliance with
that order the Tribunal may strike out the charges which
remain vague. Insistence upon full particulars of corrupt
practices is undoubtedly of paramount	importance in	the
trial of an election petition, but if the parties go	to
trial despite the absence of full particulars of the corrupt
practice alleged, and evidence of the contesting parties	is
led on the plea
 99
raised by the petition, the petition cannot thereafter	be
dismissed for want of particulars, because the	defect.	is
one of procedure and not one of jurisdiction of the Tribunal
to adjudicate upon the plea in the absence of particulars.
The appellate court may be justified in setting	aside	the
judgment	of the Tribunal if it is satisfied that by reason
of the absence of full particulars, material prejudice	has
resulted; and in considering whether material prejudice	has
resulted failure to raise and press the objection about	the
absence	of particulars before going to trial must be given
duo weight.
	Assuming that	in the case before us,	the petition	was
defective because particulars as to the persons between whom
the contract of hiring was entered into, and the date	and
place thereof,. have not been set out, the High Court,	was
right in holding that no material prejudice was	occasioned
thereby.	In the written statement to the petition	as
originally filed, it was not	expressly contended that
because of the absence of particulars as to the names of the
persons between whom the contract of hiring took place,	and
the date and place of the contract, the appellant was unable
to meet	the charges made against him. Even	after	the
petition	was amended, no such objection was raised by	the
appellant. Before the	Tribunal, at the hearing of	the
argument, a plea that the petition was defective, because of
lack of particulars relating to the names of the persons who
entered into the contract of hiring, and the time and place
thereof	was apparently	raised. But	all the evidence
relating	to the hiring and the time and place thereof,	was
without	objection admitted on the record. It is not even
suggested that because of the absence of the particulars,
the appellant was embarrassed in making his defence, or that
he could not lead evidence relevant to the plea of corrupt
practice	set up by the first respondent. We are therefore
unable to hold that any material prejudice was	occasioned
because of the absence of those particulars in the petition.
The order of the Tribunal rejecting the application of	the
first respondent for amplification of the particulars of the
corrupt practice alleged in the election
 100
petition was, for reasons already set out, erroneous; and in
that view the question whether the High	Court	misdirected
itself in holding itself bound, at the hearing of	the
appeal,	by its	earlier judgment delivered on the writ
petition, does not fall to be determined.
 Counsel for the appellant urged that in any event, the High
Court was not justified in disagreeing with the	considered
judgment of the Tribunal on questions purely of appreciation
of evidence. But this appeal has been filed with special
leave granted under Art. 136 of the Constitution. It is the
settled	practice of this Court to grant leave	to appeal
under Art. 136 only if exceptional and special circumstances
exist, or that substantial and grave injustice has been done
and the	case presents features of sufficient	gravity	to
warrant	a review of the decision appealed against. Merely
because	the appeal has been admitted by special leave,	the
entire case is not at large, and the appellant is not free
to contest the findings of	fact of the	subordinate
tribunals. Only those points on which special	leave	may
initially be granted, can be urged at the final hearing; and
normally, special leave will not be granted by	this Court
under Art 136(1) of the Constitution on a plea of error
committed by the Courts below in the appreciation	of
evidence.
 This would be	sufficient to justify us in refusing	to
entertain the argument	advanced by the counsel for	the
appellant. We may, however, observe that even on a review
of the evidence, we are satisfied that the High	Court	was
right in its conclusion.	There was before the Tribunal	the
evidence	of Mr. A. P. Malik, the Presiding Officer at	the
Naholi polling station, who testified that he had seen	on
the day	Of Polling a tractor at a distance of 100 to	150
yards from the polling booth. The witness stated that	be
did not	remember having seen any flag or poster on	the
tractor.	The witness, however, had made a note in his diary
about an application submitted to him by Raghuraj Singh.	P.
W. 30. A copy of that application has been produced, and it
is recited in that application that a tractor had come	to
the polling booth and was parked near “the line of voters”;
that some persons a majority of whom	were women, were
sitting on the
 101
tractor;	that a red flag was hoisted and posters of	the
socialist party were pasted on the tractor; and	that some
men and women, who came on the tractor, were placed in	the
queue of voters.	There was also the evidence of. Raghuraj
Singh, P.W. 38, a voter in the constituency. He stated that
he had seen the tractor belonging to Chandra Bahadur Pandey
of village Chapargatha, near the polling station; that a red
flag was hoisted and posters were pasted over the tractor
with the symbol of a banyan tree which was the emblem of the
party of the appellant.	He further stated that one Kalika
Prasad and some female members of his family had come on the
trailer	and Radhey Shyam, an agent of the appellant,	had
taken all these voters and had given them slips	of paper.
Kalika Prasad was also examined and he stated that he	and
his wife and several other villagers had gone to the Naholi
polling	station to exercise their franchise on the trailer
attached	to the tractor; that a red flag was hoisted	and
posters	were pasted on the trailer; and that there was	on
the posters the legend that votes be cast in favour of	the
appellant. It is established by unimpeachable evidence that
a tractor was brought to Naholi Polling Station on the date
of the polling.	The Tribunal accepted the evidence of	Mr.
Malik, but rejected the testimony of other witnesses	on
somewhat	fanciful theories. The Tribunal observed that	at
the material time no tractor was brought near the polling
booth, and if one was brought, the owner of the tractor	may
possibly have given a free lift to the voters to the polling
station	and back. The Tribunal also suggested that	the
tractor	may have been brought without the consent of	the
appellant or his agents. But the fact that a tractor	was
brought	to the polling station, is clearly established	by
the evidence of Mr. Malik. That on the tractor was carried
a red flag of the party of the appellant, is established	by
the evidence of the two witnesses, Raghuraj Singh, P.W.	30
and Raghuraj Singh P.W. 38, and also by the evidence	of
Kalika Prasad. It is also established on the evidence that
on the tractor, were displayed posters bearing the symbol of
a banyan tree, which was the election emblem of the party of
the appellant at the election. There was no
 102
sufficient reason for discarding this testimony. Witness
Hanuman	Singh P.W. 56 deposed that he was present at	the
time of the settlement of the bargain of hiring the tractor
belonging to Chandra Bahadur for conveying voters. The High
Court accepted that evidence and we do not think, judged	in
the context of the other evidence that the High Court,	was
in error in so doing.
 The appeal, therefore, fails and is dismissed with costs.
SARKAR, J. I agree that this appeal fails.
 The appellant had been declared elected at an election.	The
first respondent filed	an election petition	under	the
Representation of the	People Act, 1951 to to have	the
appellant’s election declared void. Among other things	it
was said that the appellant had committed a corrupt practice
which was described in the petition substantially in these
words: In villages mentioned in annexure D the appellant
hired a	tractor for conveying women electors	from their
houses to places of polling and back.
 The appellant applied to have this allegation struck out	as
it did	not contain sufficient particulars of the corrupt
practice	alleged. The	respondent in	his turn sought
permission to give particulars of this corrupt practice	by
amending his petition by the substitution of a new annexure
to his	petition marked DI in the place of the existing
annexure	D. The Election Tribunal first made an order
refusing	the, amendment and striking out the allegation	as
desired	by the	appellant. Later it made another order
reviewing its earlier	order and thereby cancelled that
order.	By this order it directed the restoration of	the
allegation struck out and the substitution of annexure D	by
annexure DI.
 The appellant moved the High Court at Allahabad under arts.
226 and 227 of the Constitution against the latter order	of
the Tribunal. The High Court held that the Tribunal had the
power to review any order made by it and that the order made
on review allowing the amendment was correct. It also held
that if the Tribunal had no power of review, the High Court
 103
being itself seized of the matter, would be deemed to have
set aside the first order of the Tribunal and made an order
allowing	the amendment.	The appellant did not appeal from
this order of the High Court.
 The parties then went to trial before the Tribunal.	The
appellant led his evidence without any objection as to	the
petition	being defective for want of any particulars.	The
Tribunal took the view that the corrupt practice alleged had
not been proved and dismissed the petition. On appeal	the
High Court held that the corrupt practice had been proved
and set	aside the election of the appellant.	Hence this
appeal.
 It is said that the election petition	should	have been
dismissed because sufficient particulars of the corrupt
practice	alleged had not been given in the petition.	The
corrupt practice alleged is of the kind mentioned in s.	123
(5) of the Act which is in these words:
 The hiring or procuring, whether on payment or otherwise, of
any	vehicle	or	vessel	by	a
candidate …………………… for the conveyance of any
elector …………… to or from any polling station.
It is contended that	the hiring of the vehicle is	an
essential element of the corrupt practice mentioned in this
section.	I am leaving out of consideration the procuring of
a vehicle because that is not the case here. It is said
that the petition must, therefore, state the particulars	of
the date and place of the contract of hiring and the parties
to it.	Reference is made to s. 83 of the Act where it	is
provided	that, ” An election petition shall set forth full
particulars of	any corrupt practice that the	petitioner
alleges,	including as full a statement as possible of	the
names of the parties alleged to have committed such corrupt
practice	and the date and place of the commission of each
such corrupt practice.” The question thus arises whether the
particulars of the parties to the contract of hiring and the
date when, and the place where, it had been made should have
been given.
 The respondent	does not deny that the particulars of	the
contract of hiring had not been stated in the
 104
petition. According to him the corrupt practice mentioned
in s. 123 (5) is not committed by the contract of hiring but
by the	conveyance of the electors in	a hired vehicle.
Hence, he says that no question as to	these	particulars
arise&
In my view the appellant’s contention is wellfounded. Under
the section the hiring of the vehicle for the conveyance	of
electors	is the corrupt practice. It is of the essence	of
this corrupt practice that the vehicle must have been hired,
that is	to say, a contract for the hiring of the vehicle
must have been made. I am unable to imagine how a vehicle
can be hired without a contract. Therefore it seems to	me
that particulars of that contract should be given.
I am also unable to appreciate the respondent’s	contention.
It seems to me that to say that the corrupt practice	is
committed by the conveyance of electors in a hired vehicle
is the same thing as saying that electors had been conveyed
by a vehicle which had been hired, that is, a	vehicle	in
respect of which a contract of hiring had been made. Simple
conveyance of electors in a vehicle is	not enough.	The
vehicle must be a hired vehicle.	Hence there is no corrupt
practice	unless	the hiring of the vehicle, that is,	the
contract of hire in respect of it is established.
Whether a simple contract of the hiring of a vehicle for the
conveyance of electors without actual conveyance of them
would amount to a corrupt practice or not, is	a question
that does not arise in this case. But it seems to me that
whatever view is taken of that question, that would not make
the contract of hiring any the less an essential element	of
the corrupt practice described in s. 123(5).
In my view therefore the appellant was entitled to	the
particulars the	want of which he now complains.	The
question then is what is the effect of the failure to supply
these particulars ? I am unable to agree that the petition
was thereupon liable to be dismissed. It has not been shown
to us that the Act provides for such dismissal.	Section	83
does not say that on failure to furnish the	prescribed
particulars the petition shall be dismissed. On the other
hand, s.	90(3)	of the Act provides that, ” The Tribunal
shall
 105
dismiss an election petition which does not comply with	the
provisions of section 81, section 82 or section 117. ” This
section	does not include s. 83.	It therefore seems to	me
that the appellant was not entitled to a dismissal of	the
petition for want of the particulars.
 The appellant was certainly entitled	to apply for	the
particulars. I conceive he would have such a right under s.
83 and also s. 90(1) of the Act which made the provisions of
the Code of Civil Procedure applicable to a trial before	an
Election	Tribunal, in the view that I have taken, that	the
contract	of hiring is an essential element of the corrupt
practice’ mentioned in s. 123(5) of the Act. The appellant
however made no such application. Instead he went to trial
and led evidence without making any grievance that he	was
hampered	in his defence for want of the particulars.	He
cannot at a later stage complain about the absence of	the
particulars. It is unnecessary to consider what would have
happened if upon the appellant’s application the	respondent
had been directed to furnish the particulars and had failed
to do so, for no such order had been made.
 It only remains for me to say that it is not open for	the
appellant to contend now that the Tribunal was wrong	in
reviewing its	order.	The High Court rejected that
contention in the order made on the application under arts.
226 and 227 of the Constitution.	For greater safety it also
made an order	allowing the	amendment sought by	the
respondent. The High	Court’s decision not having been
questioned by the appellant by an appeal, is binding on him.
He must therefore accept the position that the amendment	of
the petition was proper. I may also state that if	the
amendment had not been properly allowed that would not have
made any difference. The only result would have been that
some more particulars.of the corrupt practice alleged would
have been wanting. For the reasons earlier stated this
would not have	entailed a -dismissal of the election
petition.
 14
 106
 The only other	point that was argued at the	bar was a
question	of fact, namely, whether the corrupt practice
alleged	had been proved. On that point I am	in perfect
agreement with the view expressed by my learned brothers and
have nothing to add.
Appeal dismissed.