Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K Ashokan vs The Commissioner
2024 Latest Caselaw 6642 AP

Citation : 2024 Latest Caselaw 6642 AP
Judgement Date : 2 August, 2024

Andhra Pradesh High Court - Amravati

K Ashokan vs The Commissioner on 2 August, 2024

Author: R Raghunandan Rao

Bench: R Raghunandan Rao

                                   1
                                                                   RRR,J
                                               C.R.P.Nos.1576 & 1583/2024


APHC010306452024
                    IN THE HIGH COURT OF ANDHRA PRADESH
                                  AT AMARAVATI                   [3206]
                           (Special Original Jurisdiction)

                   FRIDAY, THE SECOND DAY OF AUGUST
                    TWO THOUSAND AND TWENTY FOUR

                               PRESENT

        THE HONOURABLE SRI JUSTICE R RAGHUNANDAN RAO

            CIVIL REVISION PETITION NOs: 1576 & 1583 of 2024

CIVIL REVISION PETITION NO: 1583/2024
Between:
K Ashokan                                                ...PETITIONER
                                                       (in both C.R.Ps)
                                  AND
The Commissioner                                      ...RESPONDENT

(In both C.R.Ps) Counsel for the Petitioner:

1. K V L NARASIMHA RAO (In both C.R.Ps.) Counsel for the Respondent:

1. Harinath Reddy Soma (in C.R.P.No.1583 of 2024) CIVIL REVISION PETITION NO: 1583/2024 Between:

K Ashokan                                                ...PETITIONER
                                  AND
N Prem Kumar and Others                            ...RESPONDENT(S)
Counsel for the Petitioner:
  1. K V L NARASIMHA RAO
Counsel for the Respondent(S):
  1. HARINATH REDDY SOMA

                                                                             RRR,J
                                                         C.R.P.Nos.1576 & 1583/2024


The Court made the following Common Order:

The petitioner herein had been declared elected as Corporator for Ward

No.20 of Chittoor Municipal Corporation. Two Election Petitions have been

filed challenging the said Election. E.O.P.No.292 of 2022 was filed by the

Commissioner, Chittoor Municipal Corporation, Chittoor, before the Principal

District Judge, Chittoor. E.O.P.No.2295 of 2022 was filed by one of the

unsuccessful candidates in the said election, before the Principal District

Judge, Chittoor.

2. The petitioner herein moved I.A.No.518 of 2023 in E.O.P.No.292

of 2022 and I.A.No.509 of 2023 in E.O.P.No.295 of 2022, seeking rejection of

the Election O.Ps on two grounds. Firstly, that the said O.Ps have been filed

beyond limitation and secondly, that necessary documents, which should have

been accompanied the Election Petitions, under the provisions of the

Representation of Peoples Act, 1951, were not attached to the said Election

Petitions.

3. Both these applications were dismissed by the Principal District

Judge, Chittoor, by way of orders dated 05.07.2024. Aggrieved by the said

orders, both these revision petitions have been filed.

4. As the issues raised in both the revision petitions are one and the

same, and relating to the same question, they are being disposed of by way of

this common order.

RRR,J C.R.P.Nos.1576 & 1583/2024

5. Heard Sri K.V.L. Narasimha Rao, learned counsel appearing for

the petitioner and Sri Harinath Reddy Soma, learned counsel appearing for

the respondents in C.R.P.No.1583 of 2024.

6. The petitioner herein was declared as elected on 14.03.2021. The

Election O.Ps, were filed on 16.09.2021. The case of the petitioner is that the

limitation for filing of Election O.Ps, under Section 71(2) of the A.P. Municipal

Corporation Act, 1955 (for short the Act), is two months from the date on

which the election of the returned candidate is held. The petitioner contends

that these two months expired on 10.05.2021 and the petitions, filed on

16.09.2021, are beyond limitation.

7. The Principal District Judge had held that while Section 71 (2) of

the Act stipulates the limitation as two months from the date of election, the

proviso to Section 71(2) extends the said period of limitation to two months

from the date of constitution of the Election Tribunal under Section 75 of the

Act. The Principal District Judge also notices that the said Election Tribunal

was constituted only on 07.09.2021 while the Election O.Ps were filed on

16.09.2021. After noticing these facts the Principal District Judge had held that

the Election Petitions are filed within the limitation. This Court does not find

any reason to disturb this finding, in view of the clear provisions of Section

71(2) and the proviso attached to 71(2) of the Act.

8. The petitioner relies upon the provisions of the Representation of

Peoples Act, 1951 and more specifically Section 81(3) of the said Act to

contend that every election petition should be accompanied by as many

RRR,J C.R.P.Nos.1576 & 1583/2024

copies as there are respondents and that it should also be accompanied by

various other documents required under the Representation of Peoples Act.

The learned counsel for the petitioner relies on the Judgment of the High

Court of Madhya Pradesh dated 20.12.2023 in C.R.P.No.691 of 2023. The

contention in that case was that the petition filed against the successful

candidate therein should be returned as the election petition was not in

accordance with law and that the law applicable in the said case was Section

20(4) of the Madhya Pradesh Municipal Corporation Act, 1961. The Hon'ble

High Court of Madhya Pradesh held that Section 20(4) of the said Act which is

in pari materia with Section 81 of the Representation of Peoples Act is

mandatory, and non-compliance of Section 20(4) of the Madhya Pradesh

Municipal Corporation Act would result in the petition being dismissed. In the

present case, there is no such provision under the A.P. Municipal Corporation

Act. In such circumstances, the judgment of the Hon'ble High Court of Madhya

Pradesh would not be of any assistance.

9. The preamble to the Representation of the Peoples Act shows

that the Act has been enacted in relation to the elections to the Legislature of

the State and other matters. The said Act does not apply to the elections

conducted under the A.P. Municipal Corporation Act. The view of the Principal

District Judge, Chittoor, has also been the same.

10. In the circumstances, there are no merits in either of the revision

petitions. Accordingly these civil revision petitions are dismissed. There shall

be no order as to costs.

RRR,J C.R.P.Nos.1576 & 1583/2024

As a sequel, pending miscellaneous applications, if any, shall stand

closed.

R RAGHUNANDAN RAO, J Js.

RRR,J C.R.P.Nos.1576 & 1583/2024

THE HONOURABLE SRI JUSTICE R RAGHUNANDAN RAO

CIVIL REVISION PETITION NOs: 1576 & 1583 of 2024

2nd August, 2024

Js.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter