High Court Orissa High Court

Smt. Prafulla Biswal vs Smt. Banajosna Barik And Others … on 2 September, 2010

Orissa High Court
Smt. Prafulla Biswal vs Smt. Banajosna Barik And Others … on 2 September, 2010
                            ORISSA HIGH COURT : CUTTACK

                              W.P.(C) NO. 585      OF    2009

           In the matter of an application under Articles 226 and 227 of the
           Constitution of India.
                                       -------------
           Smt. Prafulla Biswal                           ......         Petitioner

                                        -Versus-
           Smt. Banajosna Barik and others              ......         Opp. Parties

                       For Petitioner   : M/s. Mahadev Mishra,
                                               C.Mallik & Mamata Mishra.

                       For Opp. Parties: M/s. P.K. Sahoo,
                                              A.C. Mohapatra &
                                               A.K.Panda.
                                               (For O.P. 1 )

                                          ---------------------
                                  Date of order: 02.09.2010
                                          ------------------- --

           PRESENT:

                           THE HONOURABLE SHRI JUSTICE M. M. DAS

M.M. DAS, J.               This writ petition has been filed by the petitioner, who

was the election petitioner in Election Case No. 2 of 2007 challenging

the election of the opp. party no. 1 to the office of Sarpanch of

Chahapara Grama Panchayat on the ground that the opp. party no.

1, who was declared elected was disqualified to contest the election to

the office of Sarpanch under the provisions contemplated in section

25 (i) (v) of the Orissa Grama Panchayat Act, 1964. It was alleged

that the opp. party no. 1 has more than two children born after the
2

cut-off date. The learned Election Tribunal allowed the Election Misc.

Case declaring the election of the opp. party no. 1 as void and illegal

and further holding that in order to save wastage of time and money ,

since the petitioner was the only contesting candidate against the

opp. party no. 1, she is declared elected as Sarpanch of the said

Grama Panchayat in view of section 38 (2) (b) of the Act.

2. A Civil Suit was filed by the petitioner for a declaration

that Priyanka Priyadarshini is the daughter of opp. party no. 1

through her husband Saroj – opp. party no. 4.. The judgment of the

learned Election Tribunal was challenged in appeal and the learned

appellate court while confirming the judgment of the learned Election

Tribunal with respect of the disqualification of the opp. party no. 1 to

contest the election to the office of Sarpanch, reversed the finding of

the learned Election Tribunal declaring the petitioner to be the elected

Sarpanch. The said order was challenged by the opp. party no. 1 in

W.P. (C) No. 19200 of 2008, wherein this Court without interfering

with the said order with regard to disqualification of the opp. party

no. 1 has disposed of the said writ petition subject to the result of

the present writ petition.

` 3. Mr. Mishra, learned counsel for the petitioner

submitted that the learned appellate court mis-interpreting the

provision in section 40 of the Act has committed an error in
3

concluding that there should be a fresh election to fill up the vacancy

of the office of Sarpanch and reversing the finding of the learned

Election Tribunal and declaring the petitioner to be the elected

Sarpanch.

4. It appears from the judgment of the learned appellate

court that for his conclusion to hold a fresh election and to reverse

the finding of the learned Election Tribunal declaring the petitioner as

an elected Sarpanch was arrived at relying upon the decision in the

case of D.K.Sharma v. Rama Sharan Yadav and others, AIR 1993

S.C. 95.

5. Section 38 (2) (b) of the Act gives jurisdiction to the

Election Tribunal deciding an election dispute to declare another

candidate to have been duly elected. Section 40 of the Act, under

Clause 1 (b), provides the ground on which the Tribunal can declare

the petitioner or such other candidate, as the case may be, as duly

elected after declaring the election of the returned candidate to be

void . The aforesaid provisions of the Act are quoted herein below:

“38. Decision of (Civil Judge) (Junior Division)-

(1) xx xx xx

(2) If the Civil Judge (Junior Division)
finds that the election of any person was invalid, he
shall either-

(a) xx xx xx
4

(b) declare another candidate to have been duly
elected;

Whichever course appears, in the circumstances of
the case to be more appropriate and in either case,
may award costs at his discretion.

(3) & (4) xx xx xx”

“40. Grounds for which a candidate other than
the returned candidate may be declared to have
been elected- If any person who has lodged a
petition, has in addition to calling in question the
election of the returned candidate, claimed a
declaration that he himself or any other candidate
has been duly elected and the (Civil Judge (Junior
Division)) is of opinion:

(a) that in fact the petitioner or such other
candidate received a majority of the valid
votes; or

(b) that but for the votes obtained by the
returned candidate by a corrupt practice
the petitioner or such other candidate
would have obtained a majority of the valid
votes;

he shall after declaring the election of the
returned candidate to be void declare the
petitioner or such other candidate, as the case
may be, to have been duly elected”.

6. A bare reading of the above provisions goes to show

that section 38 relates to the decision, which can be rendered by the

learned Civil Judge (Jr. Division) after making such enquiry in the

election case and section 40 provides the grounds for which a

candidate other than the returned candidate may be declared to

have been elected. Section 40 (b) deals with a case, where eliminating

votes obtained by a returned candidate, who adopts corrupt practice,

the petitioner or such other candidate would have obtained a majority
5

of the valid votes, the Tribunal can declare such candidate as elected

after declaring the election of the returned candidate to be void. It ,

therefore, manifests that section 40 ipso facto does not apply to the

fact of the present case which was not a case on the allegation of

corrupt practice as defined in section 41 of the Act.

7. In the case of D.K. Sharma (supra), the Supreme

Court was considering the judgment of the High Court in not

declaring the appellant therein as elected candidate to Bihar

Legislative Assembly from Goh Constituency at the poll held in

February, 1990. The appellant therein relied upon the decision in the

case of Konappa Rudrappa Nadgouda v. Vishwanath Reddy

(1969) 2 SCR 90 : (AIR 1969 SC 604) before the High Court and

taking cue from the said decision, the appellant led evidence before

the High Court to show that the voters were given sufficient notice

and they were aware of the disqualification of the respondent no.1

therein, before they voted for him . From the facts of the case, it

appears that during pendency of the election case before the High

Court, the President of India in exercise of the power under sub-

section (3) of section 8-A of the Representation of People Act, 1951,

issued a notification on 3.7.1990 which was published in the Gazette

of India on 9.7.1990 disqualifying the respondent no. 1 for a period of

six years from October 30th, 1984. On the basis of the said
6

Presidential notification the Speaker of the Bihar Legislative Assembly

by notification dated 18.7.1990 declared the seat from Goh Assembly

Constituency vacant. The appellant – petitioner, who was the election

petitioner before the High Court, thereafter, confined his election

petition to the second relief claimed therein for declaring him as the

elected candidate from the said Constituency. It further appears that

in the said election case, the result of which was challenged before

the High Court, more than two candidates contested. The Supreme

Court, while discussing the facts of the said case referring to the

decision in the case of Konappa Rudrappa Nadgouda (supra), found

that in Konappa’s case there were only two candidates in the field.

Vishwanath Reddy was declared elected to the Mysore Legislative

Assembly and Konappa who was a contesting candidate challenged

his election on the ground that Vishwanath Reddy was disqualified

from standing as a candidate for election and for an order declaring

that he (Konappa) be declared elected. The Supreme Court in the

said case accepted the contention of Mr. Konappa in the facts of that

case, where there were only two candidates in the field observing as

follows:-

“If the number of candidates validly
nominated is equal to the number of seats to be
filled, no poll is necessary. Where by an
erroneous order of the Returning Officer poll is
held which, but for that order, was not necessary,
the Court would be justified in declaring those
contesting candidates elected, who, but for the
7

order, would have been declared
elected……………… When there are only two
contesting candidates, and one of them is under a
statutory disqualification, votes cast in favour of
the disqualified candidate may be regarded as
thrown away, irrespective of whether the voters
who voted for him were aware of the
disqualification. This is not to say that where
there are more than two candidates in the field
for a single seat, and one alone is disqualified, on
proof of disqualification all the votes cast in his
favour will be discarded and the candidate
securing the next highest number of votes will be
declared elected. In such a case, question of
notice to the voters may as assume significance,
for the voters may not, if aware of the
disqualification have voted for the disqualified
candidate”.

Interpreting thus, the Supreme Court in the case of D.K.Sharma

(supra) dismissed the appeal filed by the appellant for declaring him

as elected candidate in view of the fact that there were more than

two candidates contesting the said election.

8. Learned counsel for the opp. party no. 1 also relied

upon the decision in the case of Prakash Khandre v. Dr. Vijaya

Kumar Khandre and others, AIR 2002 SC 2345 and other case laws

in defence of the judgment of the appellate court in respect of

reversing the finding with regard to declaring the writ petitioner as

elected, by the Election Tribunal. In the case of Prakash Khandre

(supra), it would also be seen that there were not more than two

candidates contesting the election.

8

9. In the present case, however, there were only two

candidates who contested the election for the office of Sarpanch, i.e.,

the petitioner and the opp. party no.1. The ratio of the decision in the

case of Konappa Rudrappa Nadgouda (supra), therefore, is squarely

applicable to the facts of the present case and it is seen that the

learned appellate court has mis-directed himself in relying upon the

decision in the case of D.K. Sharma (supra) where, the facts were

different, i.e. there were more than two candidates in the election

fray.

10. In view of the above analysis of facts, this Court finds

that the learned Election Tribunal was correct in exercising his

powers under section 38 of the Act by declaring the petitioner as the

elected Sarpanch of Chahapara Grama Panchayat on the g round

that holding a fresh election will amount to wastage of public money

as well as wastage of time.

11. In the result, therefore, the portion of the judgment of

the appellate court passed in Election Appeal No. 31 of 2001

reversing the finding and direction of the learned Election Tribunal,

i.e., Civil Judge (Jr. Division), Salipur in Election Case No. 2 of 2007

declaring the petitioner as elected to the office of Sarpanch is set

aside and the judgment of the learned Election Tribunal with regard

to such declaration is restored. The petitioner is, therefore, declared
9

as the elected Sarpanch of the Chahapara Grama Panchayat, who

shall assume the office immediately.

13. The writ petition is accordingly allowed.

……………………

M.M. Das, J.

Orissa High Court, Cuttack.

September 2nd, 2010/Biswal
10