High Court Kerala High Court

T.Vinod Kumar vs G. Anil Kumar on 8 March, 2010

Kerala High Court
T.Vinod Kumar vs G. Anil Kumar on 8 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP.No. 490 of 2009()


1. T.VINOD KUMAR, S/O. THAMBI, MERIAM CODE
                      ...  Petitioner

                        Vs



1. G. ANIL KUMAR, S/O. GOPALA PILLAI,
                       ...       Respondent

2. R. VINOD KUMAR, S/O. RAVEENDRAN NAIR

3. P.VIJAYAKUMAR, D/O. PARUKUTTY,

4. MADHUSOODANAN NAIR, S/O. SUKUMARAN NAIR

                For Petitioner  :SRI.SUMAN CHAKRAVARTHY

                For Respondent  :SRI.G.S.REGHUNATH

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :08/03/2010

 O R D E R
                     S.S.SATHEESACHANDRAN,J
                     --------------------------------------
                        C.R.P NO. 490 OF 2009
                      -----------------------------------
               Dated this the 8th day of March 2010
                -------------------------------------------------
                                   ORDER

Revision petitioner was the returned candidate

from Ward No. 14, Chavadi Ward of Kunnathukal Grama Panchayat

in the general election held on 24/09/2005. The respondents were

the other candidates who contested the election from that ward.

2. Petitioner and the 1st respondent got equal votes in

counting and when a decision was made by the returning officer

by lot, the petitioner was elected. Election of the petitioner was

impeached by the 1st respondent filing election petition as O.P

(Ele.) No.20 of 2005 before the Additional Munsiff Court-I,

Neyyattinkara imputing allegations that there were number of

double votings in favour of the petitioner and various irregularities

were committed by the returning officer in counting of votes.

Petitioner resisted that application filing a counter denying the

allegations impeaching his election.

3. On the side of the petitioner in the election petition,

PW1 to 8 were examined and Exts.A1 to A4 were marked. Exts.X1

to X9(a) series were also marked. 1st respondent in the revision

petition was examined as DW1. The learned Munsiff after

considering the materials came to the conclusion that two among

C.R.P NO. 490 OF 2009 Page numbers

the voters examined as PW6 and PW7 had cast their votes in more

than one ward including Chavadi Ward, and so much so, the votes

cast by them in the above ward were void. On examining the

ballot papers of those two voters, PW6 and PW7, it was found that

they had voted in favour of the revision petitioner. Since the

votes cast by them were void, those two votes were reduced from

the total number of votes polled in favour of the revision

petitioner. Votes cast in his favour on such deduction was found

to be less by one vote than the votes polled in favour of the

petitioner in the election petition. Election of the revision

petitioner was thereupon set aside and the petitioner in the

election petition was declared elected from ward No.14, Chavadi

Ward of Kunnathukal Grama Panchayat by the learned Munsiff

allowing the election petition. Order of the learned Munsiff was

challenged by the revision petitioner preferring an appeal as

Election Appeal No.5 of 2008 before the District Court,

Thiruvananthapuram. The learned District Judge after

reappreciating the materials produced and hearing the counsel on

both sides concurred with the findings entered by the learned

Munsiff and dismissed the appeal. Revision is directed against the

concurrent decision so rendered by the two inferior courts setting

aside the election of the revision petitioner and declaring the 1st

C.R.P NO. 490 OF 2009 Page numbers

respondent as duly elected from Ward No.14, Chavadi Ward of

Kunnathukal Grama Panchayat.

4. I heard the counsel on both sides. In the revision,

producing a copy of the election petition supplied by the revision

petitioner with a petition seeking for its reception as additional

evidence, the learned counsel for the revision petitioner

contended that there was noncompliance of the mandatory

provisions under the Kerala Panchayat Raj Act 1994, hereinafter

referred to as the Panchayat Raj Act, in presenting of the election

petition impeaching the election of the returned candidate. That

ground of attack is raised by the counsel on the footing that there

was no proper attestation by the petitioner to the election petition

in the copy of the petition supplied to the respondent the revision

petitioner. Inviting my attention to Section 89(2) and 93(1) of the

Panchayat Raj Act, the learned counsel for the petitioner

contended that as there was no proper attestation in the copy of

the election petition given to the respondents to such petition, the

court should have dismissed the election petition at the threshold

as not entertainable. Noncompliance with the provision under

Section 89(2) of the above Act, according to the counsel, can be

set up even in revision as such defect is fatal in entertaining of an

election petition presented to challenge the election of the

returned candidate.

C.R.P NO. 490 OF 2009 Page numbers

5. The challenge canvassed in the revision with

reference to the copy of the election petition produced to impeach

the concurrent findings made by the court below advancing a case

that there was no proper attestation in the copy of the election

petition supplied to the revision petitioner/the returned candidate

cannot be given any merit or consideration. If at all the revision

petitioner had any such case, it should have been canvassed

before the trial court questioning the maintainability of the

election petition. Not only that such a challenge was never raised,

it is also noticed that the revision petitioner on a previous

occasion had approached this court with a writ petition. When an

order was passed by the trial court before completion of the

evidence to verify the vote cast by PW7 after entering a finding

that he had cast double voting in more than one ward, this court

had quashed that order for verification directing the learned

Munsiff to complete the evidence and then decide the question of

verification. Petitioner has no case that any challenge was made

as to the maintainability of the petition in the previous writ

petition or at any stage earlier on the ground now canvassed in

revision before the trial court or even when a writ petition was

filed before this court in the circumstance indicated above. It is

also noticed that in the memorandum of the revision also no

ground is canvassed impeaching the maintianability of the election

C.R.P NO. 490 OF 2009 Page numbers

petition for the reason that there was defective attestation in the

copy of the petition served on the respondents to such petition.

Further more, it is noticed from the copy of the election petition

served on the revision petitioner/the 1st respondent in the election

petition, which is produced before this court, that the petitioner in

the election petition had signed on all pages and in the last page,

advocate for the petitioner had also subscribed his signature. The

apex court, in “F.A Sapa v Singora” (1991(3) SCC 375) has

held that what is required is that the copy should be attested by

the petitioner to be a true copy of the petition under his signature.

The apex court has held thus. “As regards the requirement of

attestation, all that Section 81(3) requires is that the copy should

be attested by the petitioner to be a true copy of the petition

under his own signature. The requirement of this part of the

provision is met by each copy having been signed at the foot

thereof by the concerned petitioner. No particular form of

attestation is prescribed; all that the Sub Section enjoins is that

the petitioner must attest the copy under his own signature to be

a true copy of the petition.” When that be the law laid by the

apex court, a copy of the petition with signature subscribed on all

pages by the petitioner to the election petition which is seen

subscribed by his counsel on the last page has to be treated as a

C.R.P NO. 490 OF 2009 Page numbers

duly attested true copy satisfying the compliance required under

Section 89(2) of the Panchayat Raj Act.

6. The trial court when it passed an order for

verification of the ballots earlier had entered a finding that among

the voters examined as PW3 to PW8 only one of them had cast

double voting in more than one ward rendering his vote polled in

Ward No.14, Chavadi Ward void. That order passed by the trial

court for verification of the votes having been set aside and the

case remitted by this court in the writ petition filed by the writ

petitioner, the court had entered a divergent finding that two

among the voters examined, PW6 and PW7, had cast double

voting in more than one ward, according to the counsel. The

finding so entered conflicting with the previous order is perse

wrong and further it indicates there was no application of mind by

the trial court to the materials tendered in the case, submits the

counsel. The challenge so canvassed is found to be meritless.

Before the completion of the trial, the learned Munsiff had passed

an order of verification of the ballots. On the materials placed by

the petitioner to the election petition and while passing such an

order, it was held that he had established his case of double

voting by PW7 alone. That order passed by the learned Munsiff

was set aside by this court directing him to complete the evidence

and then decide the question of verification of the votes to

C.R.P NO. 490 OF 2009 Page numbers

examine the challenge of double voting. After such verification

and analysing the evidence, the learned Munsiff concluded that

two voters, PW6 and PW7, had cast double voting and their votes

polled in Chavadi ward have to be extracted from the ballots to

examine for whom they had voted for excluding the votes cast by

them for such candidate. Previously the learned Munsiff had

expressed a view that PW7 alone had cast double voting has no

significance when the order so passed by the learned Munsiff had

been set aside by this court directing reconsideration of the

matter. The only question to be looked into is whether the finding

subsequently entered that PW6 and PW7 had cast double voting is

based on the evidence let in the case. The finding so entered by

the learned Munsiff that PW6 and PW7 had cast double voting

after reappreciation of the evidence had been approved by the

learned District Judge. In that back drop the challenge canvassed

that there was a previous finding by the learned Munsiff that only

one voter had cast double voting and so much so, the subsequent

finding made that two voters had cast double voting is

unacceptable as canvassed by the counsel does not have any

merit.

7. Petitioner in the election petition had named 12

persons with their addresses as the voters who had cast double

voting in more than one ward including the Chavadi Ward from

C.R.P NO. 490 OF 2009 Page numbers

which the revision petitioner was elected as the returned

candidate. He examined six of such voters as PW3 to PW8. The

learned Munsiff, on scrutiny of their evidence found, two of them,

PW6 and PW7, had cast double voting, both of them in Chavadi

Ward and another. As against the other voters examined, it was

concluded, the petitioner failed to prove their double voting. The

learned Munsiff had concluded that PW6 and PW7 had cast double

voting in more than one ward including Chavadi Ward after

comparing the signatures found in the courter foils of the ballot

papers in the two wards, and as the court is not an expert in

comparing the signatures, the conclusion formed on such

comparison has no merit and it should not have been acted upon

to enter a finding that those two voters had cast votes in more

than one ward, is the submission of the learned counsel for the

revision petitioner. It is noticed that in the appeal also the same

challenge was canvassed, but, repelled by the learned District

Judge taking note of the decision rendered by the apex court in

“Neelalohithadasan Nadar v George Mascrene” (1993(1)

KLT 887). The apex court in the above decision has held that,

“When larger public interest is served by expeditious disposal of

an election petition, then the course adopted by the High Court as

held the court can compare the signature of the witnesses to find

out whether they were signatures of the same person”. The

C.R.P NO. 490 OF 2009 Page numbers

above decision was rendered by a three judges bench of the apex

court and that being so, views expressed striking a different note

by two judges bench cannot be applied as the correct law on the

competency of the court to compare signature of a person in

forming an opinion as to whether they were subscribed by the

same person. This court in “Mohammed Rafi.S v

Fathahudeen” (2008(3) KLJ 276), after adverting to the

decisions rendered on the above question has held thus: “The

power of the court under Section 73 of the Evidence Act to

compare the signatures, the disputed with the admitted, without

the aid of an expert cannot be questioned”. So there was nothing

wrong with the learned Munsiff on comparing the admitted

signatures of PW6 and PW7 with their disputed signatures and

forming a conclusion that they had cast double voting in more

than one ward including Chavadi Ward.

8. In a case where election of a returned candidate is

challenged on the ground of double voting by one or more voters,

such double voting by the voter should be established. In the

present case, among the voters examined, PW3 to PW8, who are

alleged to have cast double voting, two of them, PW6 and PW7,

were found to have cast double voting in more than one ward

including Chavadi Ward. PW6 admitted his signature in the

counter foil, Ext.X8 relating to another ward, Kunnathukal ward.

C.R.P NO. 490 OF 2009 Page numbers

He also stated that his signature in the counter foil Ext.X8 relating

to the Chavadi Ward was similar to his signature. In cross

examination, he further stated that he had cast his vote in

Chavadi Ward and someone else had cast his vote in the other

ward, Kunnathukal Ward. Taking note of his admission that the

counter foil Ext.X8 relating to Kunnathukal Ward contain his

signature and also on comparison of his signature in the counter

foil with admitted signatures, the learned Munsiff concluded that

he had cast double voting in more than one ward. Similar if not

worse was the evidence of PW7 who admitted his signatures in

the counter foils relating to Kunnathukal Ward and Chavadi Ward,

Ext.X9 and Ext.X9(a) respectively. He further stated in the

election he had voted in two constituencies including Chavadi

Ward . Though there was no challenge during the course of his

examination that the person named in the counter foils Ext.X9 and

Ext.X9(a) relating to the two wards is different, it is seen later a

challenge was sought to be raised that the voter named in the two

counter foils are different. Before me also it was contended that

in the election petition, PW7 is shown as daughter of one

Claramma but in the witness list he is shown as the son of one

Victor. It is further contended that the witness examined as PW7

was the driver of the petitioner in the election petition and his

evidence is therefore unacceptable. The learned District Judge

C.R.P NO. 490 OF 2009 Page numbers

before whom also the same challenges had been pressed into

service had repelled them observing that even when the 1st

respondent in the election petition was examined as DW1, he had

admitted that the father’s name of PW7 is Victor and he had no

case that his mother’s name is not Claramma. He was the driver

of the petitioner to the election petition does not curtail his right

or interdict him from casting his vote to a candidate according to

his choice. So his interestedness to the petitioner in the election

petition as being his driver which was canvassed to impeach his

evidence had been rightly repelled by the District Judge. Same

challenge canvassed before me also dreserve to be taken note of

only for its rejection.

9. The evidence let in the case has conclusively

established that two voters, PW6 and PW7, had cast double

voting, both of them, in favour of the revision petitioner in

Chavadi Ward and also in another ward, Kunnathukal Ward. So,

two votes cast by them in favour of the revision petitioner had to

be reduced from the double votes polled in favour of the revision

petitioner as those votes are void. Section 76(3) of the Panchayat

Raj Act mandates thus: “No person shall vote at a general election

in more than one constituency of the same level, and if a person

votes in morethan one such constituency, his votes in all such

constituencies shall be avoided”. Deducting the two votes which

C.R.P NO. 490 OF 2009 Page numbers

had been cast by PW6 and PW7 in favour of the revision petitioner

from the double votes polled in his favour, it was found that he

has secured a vote less than the petitioner in the election petition.

Since the petitioner in the election petition has secured more than

one vote than the revision petitioner the learned Munsiff has set

aside the election of the revision petitioner declaring the 1st

respondent in the revision as the returned candidate from Chavadi

Ward of Kunnathukal Grama Panchayat. The decision of the

learned Munsiff as confirmed by the District Judge in appeal is

found to be proper, valid and correct. Challenges raised in the

revision against the concurrent decision by the two courts below

are found to be devoid of any merit. The revision is dismissed.

Sd/-

S.S.SATHEESACHANDRAN
JUDGE
//TRUE COPY//

P.A TO JUDGE
vdv