Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kailash Kishanrao Gorantyal vs Arjun Panditrao Khotkar
2017 Latest Caselaw 9011 Bom

Citation : 2017 Latest Caselaw 9011 Bom
Judgement Date : 24 November, 2017

Bombay High Court
Kailash Kishanrao Gorantyal vs Arjun Panditrao Khotkar on 24 November, 2017
Bench: T.V. Nalawade
                                                Election Petition 6 & 9/14
                                     1


                  IN THE HIGH COURT AT BOMBAY
              APPELLATE SIDE, BENCH AT AURANGABAD

                   ELECTION PETITION NO. 6 OF 2014
                               WITH
       APPLICATIONS IN EP NOS. 57, 66, 72, 82 AND 85 OF 2016

       Kailash Kishanrao Gorantyal,
       Age 49 years, Occu. Business,
       R/o. Plot No. 77, Pritisudha Nagar,
       Mantha Road, Jalna,
       Taluka and District Jalna.                 ....Petitioner.

               Versus


       Arjun Panditrao Khotkar,
       Age 52 years, Occu. Business,
       R/o. Darshana, Bhagyanagar,
       Old Jalna, Taluka & District Jalna.        ....Respondent.


Mr. P.M. Shah, Senior Advocate i/b. Mr. Aditya Sikchi, Advocate for
petitioner.

Mr. A.B. Kale, Mr. P.R. Katneshwarkar and Mr. H.D. Zol, Advocates for
respondent.


                                   WITH
                      ELECTION PETITION NO. 9 OF 2014
                                   WITH
                      APPLICATION IN EP NO. 65 OF 2016

       Vijay s/o. Shamlal Chaudhary,
       Age 46 years, Occu. Agriculturist,
       R/o. Mahatma Gandhi Road,
       Jalna, Tq. and Dist. Jalna.                ....Petitioner.

               Versus


1.     Arjun s/o. Panditrao Khotkar,
       Age 52 years, Occu. Business,
       R/o. "Darshana", Bhagya Nagar,
       Old Jalna, Tq. & Dist. Jalna.




 ::: Uploaded on - 24/11/2017                ::: Downloaded on - 25/11/2017 01:47:11 :::
                                                  Election Petition 6 & 9/14
                                    2


2.     Abdul s/o. Rashid Aziz,
       Age Major, Occu. Business,
       R/o. Rahemanganj, Jalna,
       Tq. & Dist. Jalna.

3.     Arvind s/o. Bajirao Chavan,
       Age 52 years, Occu. Agricultural &
       Business, R/o. Manegaon Kha,
       Tq. & Dist. Jalna.

4.     Gorantyal Kailash s/o. Kishanrao,
       Age 49 years, Occu. Business,
       R/o. Plot No. 77, Priti Sudha Nagar,
       Mantha Road, Jalna,
       Tq. & Dist. Jalna.

5.     Thakur Kushalsinh s/o. Nandkishorsinh,
       Age 57 years, Occu. Business,
       R/o. 29, Chatrapati Colony,
       Old Jalna, Tq. & Dist. Jalna.

6.     Ravi s/o. Haribhau Raut,
       Age 38 years, Occu. Business,
       R/o. 48-1, in front of Pandurang
       Temple, Pirpimpalgaon, at post
       Pirpimpalgaon, Tq. & Dist. Jalna.

7.     Kolate Baliram s/o. Ankushrao,
       Age Major, Occu. Agriculture,
       R/o. At post Pirpampalgaon,
       Tq. and Dist. Jalna.

8.     Khaled Bin Naser Chau,
       Age Major, Occu. Business,
       R/o. Itwara Galli, Kacheri Road,
       Old Jalna, Tq. & Dist. Jalna.

9.     Dhansingh s/o. Pratapsingh Suryawanshi,
       Age Major, Occu. Agriculture,
       R/o. Near Indewadi Water Tank,
       Ambad Road, Indewadi,
       Tq. & Dist. Jalna.

10.    Feroz Khan Samad Khan,
       Age Major, Occu. Nil,
       R/o. Bedpura, In front of Masque,
       Sadar Bazar, Jalna,




 ::: Uploaded on - 24/11/2017                 ::: Downloaded on - 25/11/2017 01:47:11 :::
                                                  Election Petition 6 & 9/14
                                     3


       Tq. & Dist. Jalna.

11.    Bansode Sudam s/o. Shankarrao,
       Age 36 years, Occu. Nil,
       R/o. 548, Zopadpatti, Building of
       Beg Sir, Above Post Office Badnapur,
       Tq. Badnapur, Dist. Jalna.

12.    Kailas s/o. Kisanrao Ghorpade,
       Age Major, Occu. Nil,
       R/o. At post Gondegaon,
       Tq. & Dist. Jalna.

13.    Farukh Ilahi Khan,
       Age Major, Occu. Nil,
       R/o. Old Jalna, Tq. & Dist. Jalna.

14.    Lahane Dadarao s/o. Vitthalrao,
       Age Major, Occu. Nil,
       R/o. Vanjar Umrad, Post Gondegaon,
       Tq. & Dist. Jalna.

15.    Sandip s/o. Uttamrao Kharat,
       Age Major, Occu. Nil,
       R/o. Civil Hospital Quarter,
       Old Jalna, Tq. & Dist. Jalna.

16.    Dnyaneshwar Nade,
       Age Major, Occu. Nil,
       R/o. Priyadarshani Colony,
       Sambhaji Nagar, Tq. & Dist. Jalna.

17.    Adv. Dnyaneshwar s/o. Manikrao Wagh,
       Age Major, Occu. Nil,
       R/o. Plot No. 20, Datta Nagar,
       Adjacent to New Mondha,
       Tq. & Dist. Jalna.

18.    The Returning Officer,
       101, Jalna Assembly Constituency,
       At Office of Sub-Divisional Officer,
       Near Bachat Bhavan, Old Jalna,
       Tq. & Dist. Jalna.                   ....Respondents.



Mr. N.L. Choudhary and Mr. A.R. Vaidya, Advocate for petitioner.




 ::: Uploaded on - 24/11/2017                 ::: Downloaded on - 25/11/2017 01:47:11 :::
                                                        Election Petition 6 & 9/14
                                           4




Mr. A.B. Kale, Mr. P.R. Katneshwarkar, Mr. H.D. Zol, Mr. A.M. Hazare,
Advocates for respondent No. 1.

Mr. A.M. Hajare, Advocate for respondent No. 2.

Mr. P.M. Shah, Senior Advocate i/b. Mr. Aditya Sikchi, Advocate for
respondent No. 4.

Mr. Kiran D. Jadhav, Advocate for respondent No. 6.

Mr. R.S. Dhamangaonkar and Gajanan Jakkalwar, Advocates for
respondent No. 9.

Mr. M.V. Thorat, Advocate for respondent No. 11.

Mr. T.M. Tandale, Advocate for respondent No. 12.

No written statement order is passed against all respondents except
respondent Nos. 1, and 4, 9 vide order dated 22.1.2016.

Respondent No. 18 is deleted vide Court's order dated 1.7.2016.


                                CORAM : T.V. NALAWADE, J.
                                RESERVED ON : 13/10/2017
                                PRONOUNCED ON : 24/11/2017


JUDGMENT :

1) Both the petitions are filed under sections 80 and 81 of

the Representation of People Act, 1951 (hereinafter referred to as

'the Act' for short) to challenge the election of respondent - Arjun

Panditrao Khotkar, who is Returned Candidate (hereinafter referred

to as 'RC' for short) from 101-Jalna Legislative Assembly

Constituency. It was general election to the State Legislative

Assembly for the term commencing from November 2014. The

Election Petition 6 & 9/14

petitioner from Election Petition No. 6/2014 contested this election

as a candidate of Congress I party and the petitioner of the other

proceeding is the electoral member of this constituency.

2) The programme of the election was as follows :-

20th September 2014 to 27th The period prescribed for filing of September 2014 (Saturday) the nominations 27th September, 2014 Till 3 p.m. the time to deliver the nomination paper 29th September 2014 (Monday) The date fixed for scrutiny of nominations 15th October 2014 (Wednesday) The date of polling 19th October 2014 (Sunday) The date of counting of votes and declaration of the results.

The RC secured 45078 votes and the candidate of the Congress I

party secured 44782 votes and so, the victory margin is 296 votes.

3) It is the case of petitioners that the RC had filed four

sets of nomination papers, but each set suffered from defects of

substantial nature and all the four sets of nomination papers were

liable to be rejected. The specific case of both the petitioners is as

under :-

(i) Two nomination papers filed by the RC on 26.9.2014

(which are given numbers 9 and 10 by Returning Officer

(hereinafter referred to as 'RO' for short) were not in

Election Petition 6 & 9/14

prescribed format, they were incomplete and they were not

accompanied by Forms A and B, as contemplated by

Clauses (b) and (c) of para No. 13 of the Election Symbol

(Reservation and Allotment) Order 1968.

(ii) With nomination form No. 9, there was no complete

copy of prescribed form of From No. 26. Form No. 26 was

not as per requirement of law and RC had evolved new

form as per his own idea. When in Form No. 26 information

in respect of five persons, who include three dependents,

other than spouse is required to be given, the RC had given

information in respect of only four persons.

(iii) Nomination form No. 10 was not accompanied by

original copy of Form No. 26 and zerox copy of such form

was produced with nomination papers when law requires

affidavit notarized before Notary Public in respect of

contents of Form No. 26. Zerox copy of Form No. 26 was

filed and so, there was no affidavit to the contents of Form

No. 26. Further, this zerox copy was also not complete and

it was not in prescribed format and the contents were like

Form No. 26 which was filed with nomination paper No. 9.

(iv) The RC filed two nomination forms bearing Nos. 43

and 44 on 27.9.2014, but these forms were presented

before the RO after 3.00 p.m. It is also the contention that

Election Petition 6 & 9/14

zerox copy of Form No. 26 was produced along with

nomination form No. 44 and so, nomination form No. 44

was not complete.

(v) It is the contention of the petitioners that A, B forms

were not handed over to RO prior to 3.00 p.m. of

27.9.2014 and they were handed over after 3.00 p.m. of

27.9.2014 by RC and so, nomination papers which were

given Nos. 9, 10, 43 and 44 could not have been accepted

and they were liable to be rejected.

4) It is the contention of petitioners that the late

presentation of nomination form Nos. 43 and 44 by the RC was

witnessed by many persons including candidates and their

proposers, who were waiting in the building where the office of RO is

situated. It is contended that just before 3 p.m. of 27.9.2014,

Assistant Returning Officer (hereinafer referred to as 'ARO' for short)

Shri. Rewannath Labade came to the place, passage where the

intending candidates and their proposers were standing in queue

and he announced that the prescribed time was running out and so,

the intending candidates and their proposers should hand over

nomination papers to him. It is the contention of present petitioners

that accordingly many intending candidates and proposers, handed

over the nomination papers to Shri. Labade. It is contended that RC

Election Petition 6 & 9/14

Shri. Arjun Khotkar was not present there and nobody handed over

his nomination papers to Shri. Labade at that time.

5) It is contention of petitioners that the candidates who

handed over nomination papers to Shri. Labade at the aforesaid

place were allowed by RO to enter her office for completing

formalities one by one. But, at that time also the RC was not

present. It is the contention of petitioners that those candidates who

had entered the office of RO for completing formalities were entering

empty handed as their nomination papers were already collected by

Shri. Labade.

6) It is the contention of petitioners that arrangement of

video camera was made inside of the office of RO to record the

incidents of delivery of nomination papers to RO, their acceptance

by RO and handing over the check list to the candidates by RO.

7) It is contended that RC - Arjun Khotkar entered the

office of RO with it's supporters like Shivaji Gonte, Atmanand

Bhagat, Janardan Khotkar and Santosh Sambre after 3.00 p.m. i.e.

at 3.53 p.m. and such time was appearing in the wall clock fixed in

the office of RO. It is contended by petitioners that when RC

proceeded to table of RO, Janardhan Khotkar was behind RC and

Election Petition 6 & 9/14

Janardhan physically handed over one set of nomination form from

his docket to RC and this set was then physically handed over by the

RC to RO. It is contended by petitioners that the second set of

nomination form was supplied to RC by his other supporter Shivaji

Gonte and this set was handed over by RC to the staff of RO. It is

contended that the staff did not hand over any set of nomination

papers to RO as sets were in the custody of the aforesaid person,

the man of the RC and they were not handed over to Shri.Labade or

anybody from the staff of RO before 3.00 p.m.

8) It is the contention of petitioners that the check lists in

respect of nomination form Nos. 43 and 44 were handed over to RC

at 4.05 p.m. and such time was shown in the aforesaid wall clock of

the office of RO. It is contended by petitioners that though check list

was handed over at 4.05 p.m. the RC intentionally mentioned the

time as 2.20 p.m. on the check list to acknowledge the receipt of

check list given by the RO. It is contended that this incident was also

videographed.

9) It is the contention of petitioners that intending

candidate Shri. Arvind Bajirao Chavan was present before RO from

2.15 to 2.30 p.m to submit his nomination papers and his

nomination forms were given numbers as 33, 34 and 35. It is the

Election Petition 6 & 9/14

contention of petitioners that this circumstance shows that the RC

falsely showed the time of receipt of check list as 2.20 p.m. and that

was done to create a show that he had presented his nomination

papers prior to 3.00 p.m. It is the contention of petitioners that Mr.

Arjun Dadapatil Bhandagare also noticed that RC was not present in

the office of RO prior to 3.00 p.m. It is contended that said Arjun

Bhandagare then filed complaint to RO in respect of this incident

against the RC.

10) It is the case of petitioner from Election Petition No.

6/2014 that he learnt about the late filing of nomination papers by

RC on 27.9.2014 itself and then he gave complaint before RO. It is

the contention of this petitioner that he was asked to substantiate

the allegations and he informed that Arjun Dadapati Bhandagare was

present to witness the incident and incident was also recorded in

video shooting in the office of Election Commission itself. It is his

contention that it was informed to RO that the other persons like

Vinod Yadav, Santosh Madhavle, Meghraj Choudhary, Vijay

Choudhary had also witnessed the incident and RO ought to have

made inquiry with these persons and RO ought to have seen the

video shooting of the incident done by her office. It is the contention

of this petitioner that he also gave specific complaint on 28.9.2014

at 11.00 a.m. and requested for rejection of nomination forms of RC

Election Petition 6 & 9/14

on the aforesaid ground. It is contended by this petitioner that

without making any inquiry and without seeing any record, RO

rejected his objection.

11) It is the case of petitioners that the defects were pointed

out to RC in his nomination form Nos. 9 and 10 at the time of

preliminary inspection, but the defects in these two forms were not

removed by RC. It is the contention of petitioners that the RC

preferred to file nomination form Nos. 43 and 44 on 27.9.2014, but

they were filed after 3.00 p.m. and so, all the nomination papers of

RC ought to have been rejected, but they are improperly and

illegally accepted.

12) It is the case of petitioners that RC was not able to get

A, B forms in time as his political party Shivsena was having talk

with other political party B.J.P. to have alliance, but the alliance did

not take place and talks were going on till late hours of 25.9.2014

and due to that, his political party could not send A, B forms to RC.

It is contended that the A, B forms were sent on 26.9.2014, but they

were sent in respect of other constituency, Ghansavangi

Constituency and that also caused delay in reaching the forms to RC

and due to that RC could not hand over his nomination papers and

A, B forms before 3.00 p.m. of 27.9.2014.

Election Petition 6 & 9/14

13) In Election Petition No. 9/2014 the petitioner has made

one more contention that RO is guilty of corrupt practice and she

acted in collusion with RC. It is his contention that he had collected

the copy of video recording done by the office of Election

Commission of the aforesaid incident. This copy was produced along

with the said election petition.

14) Both the petitions were filed within the prescribed period

of limitation. In both the petitions, relief of declaration that the

election of RC is void, is claimed. In Election Petition No. 9/2014

additional declaratory relief that the other eligible candidate is

elected, is claimed.

15) The RC has filed written statement in both the petitions.

He has denied that his nomination form Nos. 9, 10, 43 and 44 were

not complete. He has denied that zerox copies of Form No. 26 were

filed along with nomination form Nos. 10 and 44. He has denied that

nomination form Nos. 43 and 44 were not presented before RO

before 3.00 p.m. of 27.9.2014. He has come with specific case that

he handed over nomination papers to RO well before 3.00 p.m. and

endorsement was made on his nomination forms to show such time.

Election Petition 6 & 9/14

16) The RC has specifically contended that the petitioners

need to prove that just before 3.00 p.m. of 27.9.2014, ARO made

announcement that the time was running out and ARO asked the

intending candidates and/or their proposers to hand over the

nomination papers to him. However, at other place in the pleading,

RC has admitted that Shri. Labade collected the nomination forms

from intending candidates prior to 3.00 p.m. The RC has not come

with specific case that he and his proposers handed over the

nomination form Nos. 43 and 44 to Shri. Labade prior to 3.00 p.m.

17) The RC has denied that the video shooting of handing

over and acceptance of nomination papers was done in the office of

RO. The RC has specifically contended that the videography

produced with the petitions is fabricated, bogus and false. The RC

has specifically contended that CDs (VCDs) supplied by RO are not

correct and they are not true CDs (VCDs).

18) The RC has denied that he entered the office of RO on

27.9.2014 with his supporters Shivaji Gonte, Atmanand Bhagat,

Janardan Khotkar and Santosh Sambre. He has denied that when he

entered the office of RO, the wall clock fixed in the office of RO was

showing time as 3.53 p.m. on 27.9.2014. The RC has denied that at

the relevant time, his proposers had handed over the forms to him

Election Petition 6 & 9/14

and then he presented those form Nos. 43 and 44 to RO or staff of

the RO. He has denied that he had noted the time of receipt of check

list as 2.20 p.m. on the record of election office. He has denied that

when the check list was handed over to him by RO, the wall clock in

her office was showing time of 4.05 p.m.

19) It is the case of RC that objections raised against him of

aforesaid nature to his nomination were rejected by RO and that was

done after making proper inquiry. It is the contention of RC that

aforesaid pleadings made by the petitioners is not sufficient to make

out the case that his election is 'materially affected' due to aforesaid

circumstances.

20) In respect of CDs (VCDs), it is the case of RC that handy,

movable cameras were used, but all incidents were not recorded. He

has specifically contended that the videography produced in the

Court is not of the incident when he presented his nomination

papers on 27.9.2014. The RC has contended that if the entire

videography is available, it will be possible for him to file complete

written statement.

21) In view of nature of dispute, this Court made order to

Election Commission and the concerned officers to produce the

Election Petition 6 & 9/14

entire record of election of this constituency including the original

record of video recording. This Court had expected from the Election

Commission to produce the record in respect of the aforesaid

incident and specific order was made that electronic record needs to

be produced along with necessary certificates. The record came to

be produced by Election Commission to comply this order. But, there

is dispute on nature of certificate issued by the Election Commission

with regard to CDs (VCDs) in which there is recording of the

aforesaid incidents.

22) With the Election Petitions, two CDs (VCDs) were

produced by the petitioners as copies of video recording supplied by

the Election Commission. There was no transcript of the contents of

these CDs (VCDs). There was no transcript with the Election

Commission also and so, this Court prepared transcript of the

contents of the copy supplied by the Election Commission in the

presence of counsels of both the sides. This Court then prepared the

transcript of the contents of all the CDs (VCDs) produced by Election

Commission as original record in the presence of both the sides.

Copies of all those transcripts were supplied to both the sides. A

copy was supplied to Smt. Mutha, RO also.

23) After aforesaid exercise was over, the RC filed

Election Petition 6 & 9/14

applications under Order VII, Rule 11 of Civil Procedure Code ('CPC'

for short) in the present two proceedings and also in third

proceeding filed against him (Election Petition No. 4/2014) and

prayed for rejection of petitions on various grounds including the

ground of absence of material particulars in the pleading. These

applications came to be rejected by this Court. The order of this

Court was taken to Hon'ble Apex Court in challenge by RC, but the

Apex Court dismissed all those proceedings filed by the RC.

24) This Court had given opportunity to both the sides to

suggest the issues and both the sides were allowed to make

submissions on the points of framing issues. In the writing both the

sides proposed the issues and after hearing their arguments, the

issues were framed by this Court on the basis of submissions and

rival pleadings. In view of grounds, challenges raised in Election

Petition Nos. 6/2014 and 9/2014, this Court made order to club the

two proceedings and directed to lead the evidence in one

proceeding. After passing of this order, opportunity was given to

both the sides to lead the evidence.

25) The issues are at Exh. 28 for both the matters and they

are as under :-

                                Issues                                    Findings





                                            Election Petition 6 & 9/14





1 Whether the Election Petition suffers on the - Negative count of non compliance of Sections 81,82 and 83 of the Representation of People's Act ?

2 Whether the Election Petition suffers due to - Negative absence of particulars of the grounds given for declaring the election as null and void ?

3 Whether the petitioner proves that the - Affirmative

were not with the original Form 'A' and Form 'B' ?

4 Whether the petitioner proves that the so - Affirmative called computer generated form No. 26 (consequence - submitted with nomination papers at Sr.No. form invalid) 10 by the Returned candidate was xerox copy ? If yes, what is its consequence ?

5 Whether the petitioner proves that - Form No. 26 filed the so called computer generated form with nomination No. 26 submitted with nomination papers form No. 9 was in conformity, but form at Sr.Nos. 9 and 10 were not in conformity No. 26 filed along with the form as prescribed under the with nomination provisions of Representation of People's form No. 10 was not Act? If it is proved, then what is the in conformity with consequence of it ? the form prescribed under the provisions of the Act.

6 Whether the petitioner proves that the - Affirmative. nomination papers at Sr.Nos. 43 and 44 (nomination papers were not presented by respondent/ at Sr. Nos. 43 and 44 were not Returned candidate before 3.00 p.m. on presented by RC 27/09/2014 ? before 3.00 p.m. of 27.9.2014.)

7 Whether the petitioner proves that the - Affirmative. respondent /Returned candidate submitted (A, B forms were original forms A and B along with presented after nomination paper only on 27/09/2014 after 3.00 p.m. of 3.00 p.m. and along with nomination paper 27.9.2014) at Sr.No. 44 ?

Election Petition 6 & 9/14

8 Whether the petitioner proves that the - Affirmative photo copy and not the original of affidavit in form No. 26 was filed by the respondent/Returned candidate along with nomination paper at Sr.No. 44 ?

9 Whether the petitioner proves that the Does not survive. requirement of Article 173 (a) read with Schedule III making and subscribing both for affirmation mandated therein was not fulfilled by the Returned candidate ? If it is proved, what is consequence of it ?

10 Whether the petitioner proves that Affirmative. acceptance of nomination paper at Sr.Nos.

9,10,43 and 44 of the Returned candidate by the Returning Officer was wrong and illegal ?

11 Whether the petitioner proves that so far Affirmative. as returned candidate is concerned, his election is materially affected by improper acceptance of nomination form of the respondent/Returned candidate ?

12 Whether the petitioner is entitled to Negative. compensatory costs ?

REASONS

Issue Nos. 3, 4 and 8 :-

26) It is not disputed that the RO had given serial numbers

to the nomination papers filed by the candidates. To the nomination

papers filed by RC, serial numbers were given as 9, 10, 43 and 44.

Nomination form Nos. 9 and 10 were filed before 27.7.1994 and

there is no dispute that they were filed within the time fixed by the

Election Petition 6 & 9/14

provision of section 33 (1) of the Act. Admittedly, nomination form

Nos. 43 and 44 were filed on 27.9.2014. It is not disputed that with

nomination form No. 10 there was only zerox copy of Form No. 26

and it was not original copy containing affidavit in support of

contents of Form No. 26. Similarly, with nomination form No. 44

there was zerox copy of Form No. 26 and it was not having affidavit

in respect of contents of Form No. 26. It is also not disputed that

nomination forms Nos. 9 and 10 were not accompanied by A,

forms to be issued by political party. It is not disputed that A,

forms were filed first time on 27.9.2014, though there is dispute

about the time of filing these forms. The RO has given evidence that

A, B forms were filed with nomination form No. 43. The entire

original record was before this Court and in view of the original

record also, the aforesaid circumstances cannot be disputed. In view

of these admitted facts and to that extent, issue Nos. 3, 4 and 8

mentioned above need to be answered in affirmative. However, the

effect of not producing original notorized Form No. 26 with

nomination papers needs to be discussed by considering the

provisions of law and then this issue needs to be decided.

Admittedly, RC was candidate of registered political party Shivsena.

So, it was necessary for RC to file A, B forms within time i.e. up to

3.00 p.m. of 27.9.2014 to make his nomination form valid. Single

electoral was used as proposer by the RC showing that he is

Election Petition 6 & 9/14

intending to contest the election as candidate of registered political

party.

Issue Nos. 1 and 2 :-

27) These issues involve compliance of provisions of sections

81 to 83 of the Act. This Court while deciding the applications filed

under Order VII, Rule 11 of CPC had an occasion to consider the

requirements of provisions of sections 81 and 82. This Court has

held that in view of the grounds given in section 100 (c), (d)(i) of

the Act, which are mentioned in the present petitions that the

objections of absence of grounds was not tenable. Some

observations with regard to necessary particulars were also made to

reject the contention that necessary particulars were not there in the

petitions. Now, the issues are framed on the basis of rival pleadings.

The pleadings disclose cause of action and the particulars, which can

be called as 'material facts' and they are there in the pleadings.

They are already quoted. For the purpose of provisions of Order VI,

Rule 2 and Rule 9 of CPC, these particulars are sufficient and these

particulars do give RC the reasonable opportunity to defend the

charge/allegations. In view of the nature of charge levelled and the

grounds mentioned, this Court has no hesitation to observe again in

the present proceedings that the 'material facts' are there in the

petitions. The improper acceptance of nomination forms of RC

himself is involved in the matter and so, no further pleadings and

Election Petition 6 & 9/14

particulars on the effect of election viz. whether election is materially

affected are required. This point is being again discussed with

reference to the law settled on this point at later stage while

deciding issue No. 11. So, issue Nos. 1 and 2 are answered in

negative, in favour of petitioners.

Issue Nos. 5 to 7 and 9 to 12 :-

28) The main contention of the petitioners is that the RC has

filed A, B forms on 27.9.2014 after 3.00 p.m. and as all the

nomination forms were having signature of only one electoral, the

forms were filed as a candidate of registered political party, all the

four nomination forms could not have been accepted as valid forms

by the RO. Other contentions regarding incomplete From No. 26 can

be considered separately if the petitioners fail to prove the aforesaid

main contention. Let us see first, whether on the aforesaid main

ground the election can be declared as void.

29) In section 33 of the Act, the requirements of valid

nomination are given. For the present purpose, the portion relevant

is section 33 (1) and proviso (1) and (2) of this sub-section. This

portion runs as under :-

"33. Presentation of nomination paper and requirements for a valid nomination.- (1) On or

Election Petition 6 & 9/14

before the date appointed under clause (a) of section 30 each candidate shall, either in person or by his proposer, between the hours of eleven O'clock in the forenoon and three O'clock in the afternoon deliver to the returning officer at the place specified in this behalf in the notice issued under section 31 a nomination paper completed in the prescribed form and signed by the candidate and by an elector of the constituency as proposer:

Provided that a candidate not set up by a recognised political party, shall not be deemed to be duly nominated for election from a constituency unless the nomination paper is subscribed by ten proposers being electors of the constituency:

Provided further that no nomination paper shall be delivered to the returning officer on a day which is a public holiday:

30) In the case reported as (1980) 1 SCC 713 [Harjit

Singh Mann Vs. S. Umrao Singh and Ors.], the Apex Court has

laid down that the requirements of section 33 (1) of the Act, of

delivery of nomination form between 11.00 a.m. and 3.00 p.m. is

mandatory in nature. It is further laid down that the defect of filing

nomination form after the time fixed in section is of substantial

character for the purpose of section 36 (4) of the Act and such

nomination form needs to be rejected in view of provision of section

36 (2) (b) of the Act. The provision of section 36 (2) (b) of the Act

runs as under :-

Election Petition 6 & 9/14

"36. Scrutiny of nominations.- (1) ......

(2) The returning officer shall then examine the nomination papers and shall decide all objections which may be made to any nomination, and may, either on such objection or on his own motion, after such summary inquiry, if any, as he thinks necessary, reject any nomination on any of the following grounds:-

(a) .......

(b) that there has been a failure to comply with any of the provisions of section 33 or section 34;"

While deciding the case of Harjit Singh Mann cited supra, the Apex

Court referred the case reported as 40 TLR 395 [Cutting Vs.

Windsor]. In this case, the observations are made that RO has no

power to extend the time for delivery and these observations are

used by the Apex Court.

31) The learned Senior Counsel for petitioner placed reliance

on some observations made by the Apex Court in the case reported

as (2012) 1 SCC 762 [Ramesh Rout Vs. Rabindra Nath Rout].

The Apex Court has considered para 13 (b) of Election Symbol Order,

1968. The Apex Court has also considered para 9.6 of Chapter VI of

the Hand Book issued by Election Commission for reference, for the

use of RO. Para 13 (b) of Election Symbol Order, 1968 is as under :-

""13. When a candidate shall be deemed to be

Election Petition 6 & 9/14

set up by a political party.- For the purposes of an election from any Parliamentary or Assembly Constituency to which this Order applies, a candidate shall be deemed to be set up by a political party in any such Parliamentary or Assembly Constituency, if, and only if-

                    (a)         ........
                    (b)         a notice by the political party in writing in

Form B, to that effect has, not later than 3 p.m. on the last date for making nominations, been delivered to the Returning Officer of the constituency;"

The observations with regard to para 9.6 of Hand Book are at para

No. 26 of the reported case and they are as under :-

"26. Para 9.6 sets out some of the defects which may be treated by the Returning Officer as defects of substantial nature. It, inter alia, provides that failure to submit written authorisation form from the political Party, within the prescribed time and in the prescribed form, where a candidate claims to have been set up by a national or State party, is a defect of substantial nature. Para 10.3 says that the nomination paper filed by a candidate claiming to have been set up by a recognised national/State party subscribed by only an elector as proposer is liable to be rejected, if a notice in writing to that effect has not been delivered to the Returning Officer of the constituency by an authorised office-bearer of that political party by 3 p.m. on the last date for making nominations in Forms

Election Petition 6 & 9/14

A and B devised by the Commission for the purpose under Para 13 of the 1968 Order."

The Apex Court has laid down that non compliance of provision of

para 13 of Election Symbol Order 1968 is defect of substantial

character and nomination paper of candidate of political party,

having such defect, is liable to be rejected in view of provision of

section 36 (2) (b) of the Act. The Apex Court has laid down that

such non compliance tantamounts to non compliance of provision of

section 33 of the Act viz. the nomination papers, having not been

completed in the prescribed form.

32) On the aforesaid point, the learned counsel of RC placed

reliance on some observations made by the Apex Court in various

cases like AIR 1954 SC 513 [Vashist Narian Sharma Vs. Dev

Chandra and Ors.] and submissions were made that the meaning

of the term 'materially affected' used in section 100 (1) (c) of the

Act given in these cases need to be used and the petitioners need to

further prove that the result of the election has been materially

affected due to aforesaid non compliance. The other cases referred

are as as under :-

(i) 1957 SCR 179 [Surendra Nath Khosla and Anr. Vs. Dev Chandra and Anr.]

(ii) 1968 DGLS (Soft.) 191 [Paokai Haokip Vs.

Election Petition 6 & 9/14

Rishang]

(iii) 1992 DGLS (Soft.) 855 [J. Chandrasekhara Rao Vs. V. Jagapathi Rao]

(iv) 1999 DGLS (Soft.) 228 [Uma Ballav Rath Vs. Maheshwar Mohanty]

(v) (2001) 3 SCC 290 [Tek Chand Vs. Dile Ram]

(vi) (2016) 10 SCC 715 [Rejendra Kumar Mesharam Vs. Vanshmani Prasad Verma and Anr.]

(vii) MANU/SC/1361/2016 [Mairembam Prithviraj and Ors. Vs. Pukhrem Sharatchandra Singh and Ors.]

In all the aforesaid cases cited for the RC, the meaning of the term

'result materially affected' is given and circumstances of those cases

are discussed. The point like filing nomination paper beyond fixed

time, breach of provision of section 33 (1) of the Act was not

involved in those cases and further, not filing A, B forms within the

fixed time was also not squarely involved. Thus, on this point, the

aforesaid cases cannot be of help to RC.

33) In view of the wording of provision of section 33 (1) of

the Act and the object behind this provision, which is discussed by

the Apex Court in the cases cited supra, this Court holds that if the

petitioners are able to prove that A, B forms were not filed before

3.00 p.m. of 27.9.2014, the election of RC - Arjun Khotkar needs to

Election Petition 6 & 9/14

be declared as void. For considering the rival contentions in this

regard, the Court is expected to keep in mind that the RC has

admitted that A, B forms were presented by him along with

nomination form Nos. 43 and 44.

34) For proving the aforesaid contention, the petitioner from

Election Petition No. 6/2014 is relying on his evidence, the evidence

of ARO Shri. Labade and other circumstances. The circumstances are

like giving of complaints by him and other candidates about the

incident of acceptance of nomination forms of RC on 27.9.2014 after

3.00 p.m. and also the record of other nomination forms and record

of video recording of the incidents done at the instance of Election

Commission.

35) Petitioner - Kailash Gorantyal has given evidence at Exh.

36. This evidence is mostly as per the contentions made in the

petition which are already quoted. He has deposed that nomination

form Nos. 43 and 44 were delivered by RC to RO after 3.00 p.m. of

27.9.2014 and A, B forms were also filed by RC after 3.00 p.m. and

probably, they were filed with nomination form No. 44. RO has given

evidence that A, B forms were filed along with nomination paper No.

43. As both nomination paper Nos. 43 and 44 were filed together, it

is not that material as to whether the A, B forms were filed with

Election Petition 6 & 9/14

nomination form No. 43 or nomination form No. 44.

36) Petitioner Gorantyal has given evidence that just prior to

3.00 p.m. of 27.9.2014 ARO Shri. Labade collected nomination

forms from intending candidates and proposers when those persons

were standing in queue in the passage situated outside of the office

of RO. He has deposed that nomination forms of RC were not

handed over to Shri. Labade and RC was not present there at the

relevant time.

37) Petitioner Gorantyal has then given evidence that the RC

handed over the nomination forms to RO at 3.53 p.m. on 27.9.2014.

He has deposed that the forms were handed over by the proposers

of RC to him in the office of RO and then the RC handed over the

first set to RO and second set to the staff of RO. Gorantyal has

deposed that the incident of presentation of nomination forms by RC

was over at 4.05 pm. of 27.9.2017. Gorantyal has deposed that

though the nomination forms (Sr. Nos. 43 and 44) were handed over

at 3.53 p.m, the RC intentionally mentioned the time as 2.20 p.m.

on the check list, record of the RO. Gorantyal has deposed that on

the basis of the time shown in the wall clock fixed in the office of RO,

it was clear that the RC had entered the office at 3.53 p.m. and had

left the office at 4.05 p.m. Gorantyal has given evidence that video

Election Petition 6 & 9/14

recording of this incident was done in the office of RO.

38) Gorantyal has given evidence on the basis of other

record that it was not possible for RC to remain present before RO at

2.20 p.m. for handing over the nomination forms or for collecting

the check list. He has given evidence that as per the record,

candidate Arvind Chavan was present before RO between 2.15 p.m.

and 2.30 p.m. Gorantyal has given evidence that candidate Arjun

Dadapatil Bhandagare gave complaint after the aforesaid incident on

the same day. He has deposed that he had also given complaint on

27.9.2014 in respect of this incident and when RO asked him to

substantiate the allegations, he informed that the allegations can be

substantiated on the basis of video recording done at the instance of

Election Commission. Gorantyal has deposed that video CDs were

shown to him after making of complaint by him, by the officers of

Election Commission in the same campus on 28.9.2014 and from

that recording he confirmed that the RC had entered the office of RO

at 3.50 p.m. He has deposed that after confirmation, he gave

objection to the nomination of RC on 29.9.2014 at 11.00 a.m., but

without giving reasons, the RO rejected that objection.

39) For corroboration, the petitioner from Election Petition

No. 6/2014 has placed reliance on the record and objections filed by

Election Petition 6 & 9/14

him before RO.

40) In the cross examination of Gorantyal, only political

rivalry between him and the RC is brought on the record. It is also

suggested that the witness Bhandagare mentioned in the petition

was worker of Congress I party.

41) ARO Labade (PW 2) is examined by petitioner from

Election Petition No. 6/2014 and Labade has given evidence on the

incident of collecting nomination forms by him in aforesaid passage

just before 3 p.m. of 27.9.2014. His evidence shows that all the

nomination forms which were tendered by intending candidates or

their proposers were collected by him and he handed over those

forms to RO. In his evidence, the check list given to RC in respect of

form No. 43 is proved as Exh. 58 as the contents of check list were

filled by him.

42) In the cross examination of Labade, it is not specifically

suggested to him on behalf of RC that RC had handed over the

nomination form Nos. 43 and 44 to him in aforesaid incident. It is

only suggested to Labade that when Labade was collecting

nomination forms in passage, the RO was accepting the nomination

forms, which were presented before her directly by the candidates.

Election Petition 6 & 9/14

This suggestion is admitted by the Labade.

43) In the cross examination, surprisingly Labade has tried

to say that he has no knowledge about the use of movable video

cameras by the office of Election Commission for recording the

incidents of presentation of nomination forms and it's acceptance by

RO. The information recorded in VCDs, which is being discussed

afterwards shows that for most of the time, Labade used to remain

present in the office of RO and he used to sit by the side of RO.

There is specific evidence of RO that Shri. Labade was assigned the

work of supervision of the video recording. He has tried to say that

CC TVs were fixed in the office. There is no such record and the RO

has not given evidence that CC TVs were fixed in the office. This

Court has also perused the entire record to ascertain as to whether

CC TVs were fixed in the office of RO, but the record does not show

that CC TVs were used.

44) In Election Petition No. 9/2014, petitioner - Vijay

Chaudhary has given evidence which is similar to the evidence of

Gorantyal. In the cross examination of this petitioner, it is brought

on the record that he witnessed the incident of collection of

nomination forms which was going on in the passage through grill

gate of the office and he was present in the campus at the relevant

Election Petition 6 & 9/14

time, from 1.45 p.m. to 5 to 5.15 p.m. on 27.9.2014. He has

admitted that on the basis of video recording done at the instance of

Election Commission, he is saying that the RC actually handed over

the nomination forms after 3.00 p.m. of 27.9.2014 to RO. Thus, to

the some extent, in the cross examination of Vijay Choudhary, it is

brought on the record that he was present in the vicinity of the office

of RO.

45) In the cross examination of Vijay Choudhary, it is

brought on the record that he has been working for Congress I

party, the party of which Gorantyal was candidate. It is suggested to

Choudhary that most portion of his petition is copy of petition of

Gorantyal. Though he has denied that suggestion, if the contents of

the two petitions are compared, it is very easy to infer that most of

the portions from the petition of Gorantyal are copied in the petition

of Choudhary. However, in the petition filed by Gorantyal, there is

specific pleading that Vijay Choudhary was witness to the incident.

46) In Election Petition No. 9/2014, RO Smt. Manjusha

Mutha is examined by Vijay Choudhary. After bringing some

evidence on record in examination in chief, Smt. Mutha was cross

examined by learned counsel for Vijay Choudhary in Election Petition

No. 9/2014 (Permissin was given for that by this Court in view of the

Election Petition 6 & 9/14

nature of replies given by Smt. Mutha). In the chief examination, RO

had started giving evasive answers when learned counsel started

asking her questions with regard to the relevant incident, incident of

video recording, incident of handing over and acceptance of

nomination papers of RC. The demeanor of RO is noted by this

Court in her evidence. The learned Senior Counsel for Gorantyal,

petitioner from the other proceeding was also allowed to cross

examine this witness by this Court. This lady admitted virtually

everything suggested to her by the learned counsel of RC in the

cross examination.

47) In the cross examination of Smt. Mutha, RO, it is

brought on the record that entries of nomination forms received by

her were made in the register of nomination forms and time was

also mentioned about the acceptance of the nomination forms. It is

brought on the record that she used to make preliminary

examination of the forms and then she used to inform the

discrepancies appearing in the nomination forms in writing by giving

check list to the candidates.

48) The evidence in cross examination of Smt. Mutha shows

that when Labade was sent to the passage for collecting nomination

forms, she continued to accept the nomination forms directly from

Election Petition 6 & 9/14

intending candidates and their proposers in her office. Her evidence

shows that on 27.9.2014 the last nomination form which was

directly presented to her was form No. 38 of Anand Mhaske. The

time of receipt of this form was mentioned in the register of

nomination forms as 2.55 p.m. In respect of subsequent nomination

forms from Sr. Nos. 39 to 64, the time of acceptance is mentioned

as 3.00 p.m. Smt. Mutha admits that the candidates of nomination

form Nos. 39 to 64 (form No. 64 was the last form filed) were not

present before her physically at 3.00 p.m. At the cost of repetition, it

needs to be mentioned here that form numbers of RC are 43 and 44.

The oral evidence and the record like register of nomination forms

does not show that form Nos. 43 and 44 were presented to RO at

2.20 p.m. of 27.9.2014. As per the evidence of Smt. Mutha and the

record, one Arvind Chavan, a candidate having form Nos. 33, 34 and

35 was present before her between 2.15 p.m. and 2.30 p.m. In

nomination form register, there is no entry showing that any

nomination form was received at 2.20 p.m. Form Nos. 36 and 37 of

Sunil Khare were entered in the register at 2.40 p.m. Thus,

according to Smt. Mutha, form No. 38, which was accepted by her

directly from the candidate was tendered to her at 2.55 p.m. of

27.9.2014 and after that she had done preliminary examination of

form No. 38 and check list was given by her to that candidate. Thus,

it is not possible that form Nos. 43 and 44 were directly handed over

Election Petition 6 & 9/14

to Smt. Mutha by RC at 2.20 p.m. or even at 3.00 p.m. of

27.9.2014.

49) Smt. Mutha (PW 2) did not show the time as 2.20 p.m.

of handing over the check list to RC and she showed the time as

3.00 p.m., but this time was shown in respect of all forms starting

from Sr. Nos. 39 to 64. Thus, substantive evidence of Smt. Mutha

and the aforesaid record falsifies the contention of the RC made in

the pleading that he had handed over the nomination forms (form

Nos. 43 and 44) directly to RO prior to 3.00 p.m., at 2.20 p.m.

50) This Court has prepared the transcript of the video CDs

produced by Election Commission as the original record of the

incidents of presentation of the nomination forms and acceptance of

nomination forms by the RO. This record was produced as original

record by Election Commission and there was such order made by

this Court. This Court had also made an order to see that necessary

certificate as required under the Evidence Act is produced along with

the record. The Election Commission has produced VCDs as original

record before this Court with one certificate, the contents of which

will be quoted at later place. The VCDs produced were marked for

identification by the office of Election Commission and in the

evidence of RO Smt. Mutha, it is brought on the record that under

Election Petition 6 & 9/14

her instructions the VCDs were marked. Though Smt. Mutha tried to

avoid her responsibility by saying that she had appointed a team to

do the video recording and it was their responsibility to take care of

the video recording, as Controlling Officer and as per the

responsibility fixed on her by Election Commission, she was expected

to oversee the video recording and preserve the record of that

incident. In view of guidelines given to RO by Election Commission,

this Court is expected to go with the presumption that this record

was created and preserved as per the instructions of RO and she had

control over this record.

51) The transcript of video recording appearing in the VCDs

was prepared by this Court in the presence of the learned counsels

of both the sides. Other persons including the parties were allowed

to remain present with the counsels as the information was to be

supplied to identify the persons appearing in the video recording.

Such information was supplied by both the sides. It is already

observed that copies of transcripts were supplied to the RO. She was

confronted with the transcript by the learned counsel of one

petitioner during the cross examination and it was open to her to

again view the contents of VCDs and refresh her memory. In view of

nature of duty of RO, it needs to be presumed that she had viewed

the video recording regularly. The evidence on record shows that

Election Petition 6 & 9/14

Gorantyal was allowed to view the contents by RO when he had

come with the complaint. There are copies which were supplied by

Election Commission to the petitioners and as they were produced

along with the petitions. This Court prepared transcript of those CDs

also. Transcript was not prepared by the petitioners or even by the

Election Commission prior to that and no such transcript was made

available. It appears that the time of leaving office of RO by the RC

on 27.9.2014 is mentioned as 5.04 p.m. in transcript of copy

supplied to petitioner due to oversight, when the correct time is 4.05

p.m. The time is recorded as 4.05 p.m. in the transcript of the VCDs

produced as original record by the Election Commission. The

objections to the admissibility of this record are discussed at later

place.

52) The video recording appearing in VCDs which is in

respect of the incidents in question was done at two places. The

video recording was done outside of the office of the RO, in the

passage situated outside of this office where there was queue of

intending candidates and their proposers, who were waiting for their

turn to hand over the nomination papers to RO. In other VCDs, there

is video recording of actual incidents of handing over the nomination

forms by various candidates to the RO. The VCDs produced by the

Election Commission do not show that there was inbuilt facility in the

Election Petition 6 & 9/14

video cameras of showing time of recording.

53) The video recording done in the passage before 3.00

p.m. of 27.9.2014 as per the aforesaid oral evidence shows that in

the crowd there were persons like Anirudha Khotkar, brother of the

RC, Arjun Bhandarge etc. Adjacent to this passage, there was room

of P.A. of RO and video shooting of that room was also done at the

same time. This video shooting shows that Janardan Khotkar,

proposer of RC and Shivaji Gonte, (man of RC) were present in room

of P.A. One Dnyaneshwar Dongare, relative of RC was also present in

the said room. As per the video shooting, there was nothing in the

hands of all four persons of RC. The video shooting shows that RC

was not there. Then the video shooting shows that ARO, Labade

collected nomination forms from the persons standing in queue.

Video shooting shows that nobody from aforesaid four persons, four

men of RC, handed over anything to Labade, at that time. Thus,

there is no information in VCDs that just before 3.00 p.m. when

Labade collected nomination forms of persons who had come to the

office prior to 3.00 p.m. to show that either the RC or his proposers

or his other men had handed over his nomination forms (form Nos.

43 and 44) to Labade. The evidence of Labade, on the other hand,

shows that the nomination forms collected by him were handed over

by him to RO. This record shows that RC had not presented the

Election Petition 6 & 9/14

forms through Labade. The VCDs produced in the Court as original

record show that one separate CD was prepared in respect of

incident in question. There were other VCDs also, like 91/1 and 91/2

and in those VCDs there is relevant video shooting of the incident

including the incident appearing in VCD No. 86.

54) The video shooting appearing in the VCDs shows that

from 11.23 a.m. the candidates started presenting their nomination

forms on 27.9.2014. The video shooting shows that the persons

doing the video shooting were taking care to see that wall clock fixed

on the wall of Office of RO was covered when they were recording

the incident of handing over the nomination forms by the candidates

to RO. The video recording contains the incidents starting from

11.23 a.m. The video recording shows that up to 2.00 p.m. the wife

of Kailash Gorantyal, petitioner was before RO and she had also filed

nomination form.

55) The video recording shows that at 2.10 p.m. candidate

Deepak Babanrao Borde filed nomination form. The nomination

papers were in his custody and he handed over those nomination

forms to RO. After him, at 2.20 p.m. candidate Arvind Chavan came

with his nomination papers and handed over the nomination papers

to RO. Candidate Chaus filed nomination form at 2.35 p.m.

Election Petition 6 & 9/14

Candidate Khare handed over his nomination papers at 2.39 p.m.

and they were form Nos. 36 and 37. One candidate (name not

mentioned in the transcript) filed nomination form at 2.55 p.m.

before RO directly. The last candidate who directly handed over

nomination form to RO did it at 2.58 p.m. (name of that candidate is

also not mentioned in the transcript). This last candidate was before

RO till 3.04 p.m. Thus, the video shooting of the incident also does

not show that the RC was present before RO at 2.20 p.m. or at 3.00

p.m. or at any time before 3.00 p.m. for handing over his

nomination forms (form Nos. 43 and 44) directly to RO. If this video

recording is accepted in evidence, it falsifies the case of RC that he

had handed over the nomination forms to RO directly prior to 3.00

p.m. of 27.9.2017.

56) After 3.00 p.m. one candidate filed nomination form,

that was at 3.20 p.m. At this time, Labade was in his chair in the hall

of RO. After this, candidate Wagh handed over his papers and at that

time, Labade was not seen in his chair in the hall of RO. Thus,

Labade left the hall of RO at about 3.20 p.m. and as per the video

recording, he returned with bunch of papers, nomination forms to

the hall of RO at 3.30 p.m. At 3.30 p.m. candidate Wagh, one

Advocate (candidate of form No. 40), Arvind Chavan (candidate of

form Nos. 33 to 35) and Khushalsing (candidate of form No. 41)

Election Petition 6 & 9/14

were present in the hall of RO. The video shooting shows that

Khushalsingh was there up to 3.50 p.m. The video recording shows

that at 3.20 p.m. RO was talking on her mobile hand set. It shows

that at 3.35 p.m. Labade was having talk with somebody on his

mobile hand set. The video recording shows that at 3.37 p.m. RO

was having talk with somebody on her mobile hand set.

57) The video recording appearing in VCD No. 92/2 shows

that the RC entered in the hall of RO at 3.53 p.m. The video

shooting shows that the nomination papers were with his proposers.

The first set of papers was handed over to RC by his proposer and

that set was handed over by RC to RO. The second set was then

handed over to RC by his proposer and this set was handed over to

the staff of RO by RC. It is clear in the video recording that after that

RC asked RO as to whether only one set of A, B forms was sufficient.

This video recording shows that both the nomination forms (form

Nos. 43 and 44) were handed over to RO by RC after 3.53 p.m. of

27.9.2014 and A, B forms were also handed over after 3.53 p.m. of

27.9.2014. The video recording shows that the two check lists were

supplied to the RC and he signed on that before RO after 3.53 p.m.

and he left the office of RO at 4.05 p.m. The transcript of VCD No.

86, which was supplied to petitioner by the office of Election

Commission is similar in respect of this incident.

Election Petition 6 & 9/14

58) Thus, the record in respect of video recording of incident

done at the instance of Election Commission shows that neither RC

nor his proposers had handed over the nomination forms (form Nos.

43 and 44) and forms A, B to Labade nor to RO prior to 3.00 p.m.

The video recording shows that prior to 3.00 p.m. RC was not

present in the passage where the intending candidates and

proposers were waiting. He was also not present in the room of P.A.

of RO. The video recording shows that RC entered the office of RO

first time at 3.53 p.m. of 27.9.2014 and after that, he handed over

the nomination forms which were with him (with his proposers). If

the forms were already handed over to Labade, the proposers could

not have handed over the forms to RC for presenting them before

RO. Thus, only inference possible is that nomination forms and A,

forms were in custody of RC till 3.53 p.m.

59) During cross examination of RO Smt. Mutha, she was

shown the record like register of nomination forms and the forms

and the check list bearing endorsement with regard to time. She was

also confronted with the transcript of video recording showing that

the time of incident of handing over of the nomination forms to RO

by the candidates. Surprisingly, Smt. Mutha, RO tried to say that the

time was mentioned by her was on the basis of the time shown by

Election Petition 6 & 9/14

her mobile hand set and not the time shown by wall clock. To

ascertain as to whether there is such possibility, the video recording

and the aforesaid record was together confronted and it showed that

time mentioned on record like register of nomination forms and

check list tallies with the time appearing in the wall clock. This was

with regard to the forms which were directly presented to the RO. It

is already observed that the RO mentioned the same time as 3.00

p.m. as the time of presentation of nomination forms No. 39 to 64

and so, the time is mentioned accordingly, on the nomination forms

starting from Sr. No. 39 and also in the register. The video recording

shows that the candidates in respect of whom the time of receipt is

shown as 3.00 p.m. were brought before her after 3.00 p.m. They

mentioned the time as 3.00 p.m. The defence of the RC that he had

filed the nomination forms (form Nos. 43 and 44) prior to 3.00 p.m.

could have been considered if it was specific defence that RC had

handed over the forms through proposers to Labade prior to 3.00

p.m. There is no such specific defence and further, the video

recording shows that the forms were not handed over to Labade and

even at 3.53 p.m. nomination forms with A, B forms were with RC.

These circumstances are sufficient to prove that A, B forms were not

handed over to RO prior to 3.00 p.m. by RC. These circumstances

further show that neither Labade nor Smt. Mutha acted fairly during

the process on that day. They tried to hide material information even

Election Petition 6 & 9/14

from this Court when aforesaid record was before this Court and it

was confronted to them. It is clear that they did not act honestly.

Such Officers cause damage to the democratic set up and due to

conduct of such officers, the persons like RC get encouraged and

they show courage to influence the officers involved in the work of

election.

60) Many applications were given by the petitioner of

Election Petition No. 6/2014 to get the copies of electronic record in

respect of aforesaid incidents with certificate as provided in section

65-B of the Evidence Act. The correspondence made with them show

that even after leaving of the office by Smt. Mutha, the Government

machinery, incharge of the record, intentionally avoided to give

certificate as mentioned in section 65-B of the Evidence Act. After

production of the record in the Court in this regard, this Court had

allowed to Election Commission by order to give copies of such

record to applicants, but after that also the authority avoided to give

copies by giving lame excuses. It needs to be kept in mind that the

RC is from political party which has alliance with ruling party, BJP,

not only in the State, but also at the center. It is unfortunate that

the machinery which is expected to be fair did not act fairly in the

present matter. The circumstances of the present matter show that

the aforesaid two officers tried to cover up their mischief. However,

Election Petition 6 & 9/14

the material gives only one inference that nomination forms Nos. 43

and 44 with A, B forms were presented before the RO by RC after

3.00 p.m. of 27.9.2014 and they were not handed over prior to 3.00

p.m. In view of objection of the learned counsels of the RC to using

the information contained in aforesaid VCDs, marked as Article A1 to

A6, this Court had made order on 11.7.2017 that the objections will

be considered in the judgment itself. This VCDs are already exhibited

by this Court as Exhs. 70 to 75. Thus, if the contents of the

aforesaid VCDs can be used in the evidence, then the petitioners are

bound to succeed in the present matters.

61) Challenge to the evidence of electronic record, VCD Nos.

A1 to A6 is mainly on the procedure which is given under section 65-

B of the Evidence Act. The relevant provisions are as under :-

"65-A. Special provisions as to evidence relating to electronic record.- The contents of electronic records may be proved in accordance with the provisions of section 65-B.

65-B Admissibility of electronic records. -(1) Notwithstanding anything contained in this Act, any information contained in an electronic record which is printed on a paper, stored, recorded or copied in optical or magnetic media produced by a computer (hereinafter referred to as the computer output) shall be deemed to be also a document, if the conditions

Election Petition 6 & 9/14

mentioned in this section are satisfied in relation to the information and computer in question and shall be admissible in any proceedings, without further proof or production of the original, as evidence of any contents of the original or of any fact stated therein of which direct evidence would be admissible.

(2) The conditions referred to in sub-section (1) in respect of a computer output shall be the following, namely:-

(a) the computer output containing the information was produced by the computer during the period over which the computer was used regularly to store or process information for the purposes of any activities regularly carried on over that period by the person having lawful control over the use of the computer;

(b) during the said period, information of the kind contained in the electronic record or of the kind from which the information so contained is derived was regularly fed into the computer in the ordinary course of the said activities;

(c) throughout the material part of the said period, the computer was operating properly or, if not, then in respect of any period in which it was not operating properly or was out of operation during that part of the period, was not such as to affect the electronic record or the accuracy of its contents; and

(d) the information contained in the electronic record reproduces or is derived from such information fed into the computer in the ordinary course of the

Election Petition 6 & 9/14

said activities.

                    (3)         .......


                    (4)         In any proceedings where it is desired to

give a statement in evidence by virtue of this section, a certificate doing any of the following things, that is to say,-

(a) identifying the electronic record containing the statement and describing the manner in which it was produced;

(b) giving such particulars of any device involved in the production of that electronic record as may be appropriate for the purpose of showing that the electronic record was produced by a computer;

(c) dealing with any of the matters to which the conditions mentioned in sub-section (2) relate,

and purporting to be signed by a person occupying a responsible official position in relation to the operation of the relevant device or the management of the relevant activities (whichever is appropriate) shall be evidence of any matter stated in the certificate; and for the purposes of this sub-section it shall be sufficient for a matter to be stated to the best of the knowledge and belief of the person stating it."

62) The wording of section 65-B quoted above shows that

the provision is about the copy of information produced by the

computer (computer out put). Such copy of information contains

Election Petition 6 & 9/14

facts, of which direct evidence would be available. In the present

matter, RO and ARO have avoided to give direct evidence and other

persons available are the RC and his proposers. RC has avoided to

step in to witness box and no defence witness is examined by RC.

Thus, the petitioners are required to place reliance to much extent

on the contents of aforesaid VCDs.

63) RO has given evasive answers to many questions and

even the record produced by the Election Commission does not show

the kind of video camera or it's make, used for the video recording

in question. It is brought on the record that it was handy movable

camera. Though it is contended in the correspondence made by the

Election Commission with this Court that VCDs A-1 to A-6 produced

in the Court are original record of video shooting, it is necessary for

this Court to ascertain as to whether this record can really be

treated as original record. It appears that on the basis of VCDs,

(marked as 91/1 and 92/2), copies were supplied to petitioners by

giving them number like CD No. 86. The covering letter filed with

electronic record by Election Commission bears following certificate.

"i ze k.ki=

izek.khr dj.;kr ;srs dh] fnukad [email protected]@2014 jksthph o fnukad [email protected]@2014 jksth ukefunsZ'kui= nk[ky dsysY;k fnolkph fuoM.kqd fu.kZ; vf/kdkjh ;kaP;k psacj e/khy o rlsp ckgsjhy fOgMhvks jsdkWMZph lh-Mh- dk;kZy;krhy

Election Petition 6 & 9/14

miyC/k vlysY;k vfHkys[kkrqu ns.;kr vkysY;k vkgsr-

        [email protected]&                                                  [email protected]&
lgk-fuoM.k qd fu.kZ ; vf/kdkjh                      fuoM.k qd fu.kZ ; vf/kdkjh
101 tkyuk fo/kkulHkk ernkj l a? k               101 tkyuk fo/kkulHkk ernkj l a? k
rFkk rgflynkj tkyuk                                    rFkk rgflynkj tkyuk "
                                      "Certificate

This is to certify that the CDs in respect of video recording done on two

days of filing nomination forms of dated 26.9.2014 and 27.9.2014 which were

present in the record are produced.

          Sd/-                                            Sd/-
   Asst. Returning Officer                         Returning Officer
101 Jalna Legislative Assembly              101 Jalna Legislative Assembly
  Constituency/Tahsildar                        Constituency/Tahsildar
          Jalna                                        Jalna"



64)             The pleadings in the written statement of RC shows that

he has contended that it is not correct record and it is fabricated

record. The allegation is made directly even against Election

Commission. It is true that while preparing the transcript, this Court

also noticed that there was no apparent continuity, however, every

incident of handing over nomination paper and it's acceptance by RO

was completely recorded and the incident in question in respect of

RC was also complete, without any break. It is also true that this

Court noticed that one old VCD was used and on that VCD, in the

past, there was recording of incident of one marriage. This

circumstance shows the carelessness on the part of RO, the failure

of that officer in discharge of proper duty assigned to her. Whether

the benefit of this circumstance can be given to RC is a question and

Election Petition 6 & 9/14

that needs to be considered in the present matters. It can be said

that due to aforesaid circumstances, to save the skin, to cover up

the mischief, there was no other alternative before RO and ARO than

to give the evidence of aforesaid nature.

65) The learned Senior Counsel for petitioner Gorantyal has

placed reliance on observations made by the Apex Court in the case

reported as (2014) 10 SCC 473 [Anvar P.V. Vs. P.K. Basheer

and Ors.]. It is observed by the Apex Court in this case that if the

original electronic record itself is produced in the Court under section

62 of the Evidence Act, then the same is admissible in evidence

without compliance of the conditions mentioned in section 65-B of

the Evidence Act. However, at para No. 22 of the judgment, the

Apex Court has observed that in case of CD or VCD, the same needs

to be accompanied by the certificate in terms of section 65-B of the

Evidence Act. The facts of the reported case show that it was not the

CD, VCD of the record of Election Commission or the information

collected by Election Commission. The Apex Court has laid down that

in view of the provisions of sections 59 and 65-B of the Evidence

Act, the provisions of section 63 and 65 of the Evidence Act are not

applicable to electronic record and the same is wholly governed by

provisions of section 65-A and 65-B of the Evidence Act. Thus, in the

present case also, it can be said that the certificate as required

under section 65-B of the Evidence Act was necessary. The original

Election Petition 6 & 9/14

record of CDs shows that CDs which are marked as A-1, A-3, A-4, A-

5 and A-6 by Election Commission do not have the description as to

whether they are only recordable or rewriting of the matter is

possible on the CDs. Only the name of company is there. The CDs

which are material in the present matters are 91/1 and 91/2 and the

contents are already discussed. In all these CDs, only the CD which

is marked as A-2 is having description, which is of Soni Company

compact disk and it is recordable and it is shown as CD-R. Due to

these circumstances and the aforesaid position of law, this Court

holds that these C.Ds. cannot be treated as original record though

Election Commission has contended that it is original record of the

Election Commission.

66) It is already observed that Election Commission has not

given certificate as envisaged under section 65-B of the Evidence Act

along with the aforesaid record. In view of the duties assigned to

RO, it was RO, who was expected to create the record as envisaged

under section 65-B of the Evidence Act. When public authorities hire

services on contract basis for doing video shooting, it becomes duty

of such officers to create the record as required by section 65-B of

the Evidence Act. If RO is satisfied about the compliance of

conditions mentioned in section 65-B already quoted, then in view of

the provisions of the same section, she becomes entitle to issue

certificate mentioned in section 65-B of the Evidence Act.

Election Petition 6 & 9/14

67) The learned counsel for RC has brought on record during

cross examination of RO that there are instructions issued by the

Election Commission (16.7) to the effect that the Election

Commission is not expected to verify the authenticity or veracity of

the contents of CDs and CDs can be made available on "as is basis".

The learned counsel for RC submitted that due to this circumstance,

the provision of section 65-B of the Evidence Act cannot be used in

respect of electronic record. This submission is not at all acceptable.

68) At Exh. 35, there is the compendium (Volume II) and

instruction No. 92 (para No. 7), which show that in the year 2007

instruction was issued that video recording of these incidents need

to be made showing the time. At para 10.4 of Chapter No. 5 of Hand

Book, Exh. 65 also there is such instruction. In the recent

instructions issued in the year 2015 also, the ROs are directed that

the videography of nomination filing process should run

uninterruptedly during last hour even if no candidate is inside of the

room. It can be said that all this procedure is prescribed by the

Election Commission only to see that the provision of section 33(1)

is strictly complied with. The aforesaid rider that the record can be

supplied on "as is basis" cannot be read against the directions given

to have videography of the incident to see that there is strict

compliance of provision of section 33(1) of the Act. So, this Court

holds that this rider cannot be used by the Election Commission and

Election Petition 6 & 9/14

it is bound to supply certified copies as provided under section 65-B

of the Evidence Act of this electronic record also. Unless that is done

the officers involved in the process will not feel that the mischief of

aforesaid nature will be exposed and they will not dare to do such

mischief. This Court has already observed that positive attempt was

made by both RO and ARO to suppress the mischief in the present

matters. This electronic record needs to be treated as the record of

Election Commission prepared for compliance of the provisions of the

Act which are mandatory in nature and the officers cannot refuse to

issue certificate as required under section 65-B of the Evidence Act.

If the provisions are read this way, then only officers will take care

to see that the record is properly prepared and is maintained

properly.

69) In substantive evidence, in the cross examination of

Smt. Mutha, it is brought on the record that there was no complaint

with regard to working of video cameras used by the office. She has

admitted that the video cameras were regularly used in the office for

recording the aforesaid incidents and daily VCDs were collected of

the recording by her office. This record was created as the record of

the activities of the Election Commission. It is brought on the record

that on the first floor of the building, arrangement was made by

keeping electronic gazettes like VCR players etc. and arrangement

Election Petition 6 & 9/14

was made for viewing the recording. It is already observed that

under her instructions, the VCDs were marked of this recording.

Thus, on the basis of her substantive evidence, it can be said that

the conditions mentioned in section 65-B of the Evidence Act are

fulfilled and she is certifying the electronic record as required by

section 65-B (4) of the Evidence Act. It can be said that Election

Commission, the machinery avoided to give certificate in writing as

required by section 65-B (4) of the Evidence Act. But, substantive

evidence is brought on record of competent officer in that regard.

When the certificate expected is required to be issued on the basis of

best of knowledge and belief, there is evidence on oath about it of

Smt. Mutha. Thus, there is something more than the contents of

certificate mentioned in section 65-B (4) of the Evidence Act in the

present matters. Such evidence is not barred by the provisions of

section 65-B of the Evidence Act as that evidence is only on

certification made by the responsible official position like RO. She

was incharge of the management of the relevant activities and so,

her evidence can be used and needs to be used as the compliance of

the provision of section 65-B of the Evidence Act. This Court holds

that there is compliance of the provision of section 65-B of the

Evidence Act in the present matter in respect of aforesaid electronic

record and so, the information contained in the record can be used

in the evidence.

Election Petition 6 & 9/14

70) The learned Senior Counsel for petitioner Gorantyal

placed reliance on some observations made by the Madras High

Court in the case reported as 2016 CRI.L.J. 1542 [K. Ramajayam

Vs. The Inspector of Police] decided on 27.1.2016. The Division

Bench of Madras High Court referred the case of Anvar cited supra

and it is further observed that if the certificate is not obtained at the

time of collection of evidence, at the time of trial, the evidence of

such person, who could have issued such certificate can be given.

This Court holds that the observations made by the Division Bench

of Madras High Court needs to be used in the present matters in

view of the peculiar situation created by the officers of Election

Commission. If that is not done, it will not be possible to uphold the

truth and the officers will continue to use such modus operandi in

future also. Further, the provision of section 114 of the Evidence Act

is available and adverse inference becomes available due to the

aforesaid conduct of the officers of Election Commission and the

conduct of the RC, who has avoided to enter witness box.

71) Due to existence of aforesaid circumstances, it was

necessary for RC to step in witness box and explain the things. The

RC has only contended that Election Commission has created false

record against him, there is manipulation. When the record is

Election Petition 6 & 9/14

accepted by the Court by marking it as exhibit and there are

aforesaid circumstances, it was necessary for the RC to give

evidence in rebuttal. He could have taken steps to give expert

evidence as provided under section 45 of the Evidence Act as he had

come with the case that there was fabrication, manipulation. This

was not done by RC. Due to the specific contentions of RC that

Election Commission has manipulated the record, it was necessary

for RC to prove the said manipulation or fabrication. That is not done

and so the aforesaid evidence needs to be used against RC.

72) The other ground of challenge to the nomination forms of

RC is that the nomination forms filed by RC were not in accordance

with the provisions of law and they were not complete. It is specific

contention that nomination form Nos. 10 and 44 were not

accompanied with affidavits in Form No. 26 and only zerox copy of

such form was annexed with these nomination forms. It is the

contention of petitioners that the affidavits in Form No. 26 annexed

to form Nos. 9 and 43 are not complete as they were not in

prescribed format.

73) The provisions of law, which are relevant on aforesaid

point can be found in section 33 and 33-A of the Act, Rule 4-A of the

Conduct of Election Rules 1961 and Form No. 26 prepare under Rule

Election Petition 6 & 9/14

4-A of those Rules. On this point, both the sides have placed reliance

on some reported cases which include the landmark case reported as

2002 CJ (SC) 1227 [Union of India Vs. Association For

Democratic Reforms] and the other cases, reported as 2003 CJ

(SC) 792 [People's Union For Civil Liberties (Delhi) Vs. Union

of India], (2014) 14 SCC 162 [Kisan Shankar Kathore Vs.

Arun Dattatray Sawant and Orss], (2014) 14 SCC 189

[Resurgence India Vs. Election Commission of India and Anr.]

and (2017) 2 SCC 487 [Mairembam Prithviraj alias Prithviraj

Singh Vs. Pukhrem Sharatchandra Singh].

74) In the first case of Association for Democratic

Reforms cited supra, which is landmark case, a direction was given

by the Hon'ble Apex Court to Election Commission to call information

in the form of affidavits on the assets, qualifications, involvement in

offences of the candidates for judging their suitability. Rights of the

electorals were considered by the Election Commission. In view of

the directions given by the Apex Court, the provision of section 33-A

was added in the Act. The second case of People's Union For Civil

Liberties need not be discussed in the present matters. In the case

of Kisan Kothore cited supra the aforesaid landmark decision was

referred by the Apex Court and observations are made that it would

depend upon facts and circumstances of the each case as to whether

Election Petition 6 & 9/14

the non disclosure of the information called by the Election

Commission would amount to material lapse or not. If the non

disclosure of material information as to his assets, and assets of

spouse is there, the order of setting aside the election can be made

as in view of the Article 19 (1) (a) of the Constitution of India voters

have right to know assets and liabilities of contesting candidates.

The Apex Court has discussed the guidelines of 2006, and also the

provisions of sections 33 to 36 of the Act and section 100(1)(d) (i)

(iv) and section 116-A of the Act for making these observations. It is

made clear by the Apex Court that at the stage of scrutiny of the

nomination itself, the RO can reject the nomination on any of the

grounds stated in section 36 (2) of the Act and likewise nomination

can be rejected where blanks are left in the affidavit (Form No. 26)

by the candidate. The Apex Court has, however, expressed that the

RO, at the stage of scrutiny of nominations, may not be able to

conduct detailed examination on objections as to misinformation or

suppression of material information in nomination and it is not

permitted. It is observed that when election petition is filed, the

detailed inquiry on such objections can be made by High Court and it

can be determined whether nomination was properly accepted by

Returning Officer or it was case of improper acceptance. It is laid

down that the required information as per the format has to be given

by the candidate. Similar observations are made in the case of

Election Petition 6 & 9/14

Resurgence India cited supra.

75) In view of the observations made in the cases cited

supra, it becomes duty of RO to find out whether information

required is furnished, though the RO is not entitled to make detailed

inquiry at this stage. The observations show that the blank affidavit

renders the affidavit nugatory. If blanks are left, that gives power to

RO to reject the nomination itself as such omission, blanks will make

it impossible for RO to exercise powers given under the Act.

However, at that time, if the RO is satisfied that the necessary

information as required by the aforesaid provision is supplied, he

may not reject the nomination.

76) If the aforesaid position of law is kept in mind and the

law is applied to the present matters, it can be said that nomination

form Nos. 10 and 44 of RC, which were accompanied by zerox copies

of Form No. 26, there was no original affidavit with these nomination

forms, could not have been accepted by the RO. They were not

complete as they were not accompanied by the information as

required by the provisions of section 33-A of the Act and the Rules

already mentioned.

77) With the nomination form Nos. 9 and 43, there was Form

Election Petition 6 & 9/14

No. 26. In Form No. 26, there was no column for supplying

information in respect of dependent No. 3. In the form given under

the Rules in particular at Sr. No. 4 of Part A, five column are shown

and they are for self, spouse, dependent No. 1, dependent No. 2 and

dependent No. 3. The RC filed the Form No. 26 along with

nomination form Nos. 9 and 43, having the names of self, spouse,

dependent No. 1 and dependent No. 2. Thus, there was no column

prepared for dependent No. 3. Such information is again required to

be filled in Part B of Form No. 26 at particular column No. 8. There

also the column for dependent No. 3 is absent in Form No. 26

affidavit filed by the RC.

78) The learned counsels for petitioners submitted that as

column for dependent No. 3 in Form No. 26 is absent, it needs to be

presumed that the necessary information is not supplied by the RC.

They submitted that after showing the column in form, the RC would

have filled the column by using the word 'nil' and that was the

requirement of law. On the other hand, the learned counsel for RC

submitted that when the RC is not having dependent No. 3, there

was no question of supplying such information by the RC and it

cannot be said that the RC had suppressed information with regard

to dependent No. 3. The learned counsel for RC submitted that in

view of the position of law, which is given in the cases cited supra,

Election Petition 6 & 9/14

during trial it needs to be shown to the Court that information was

really suppressed. The learned counsel submitted that there is no

specific case in both the election petitions that any person, who can

be called as dependent and whose information is not filled in Form

No. 26 is in existence. There is force in this submission made by the

learned counsel for RC. This Court holds that so far as information

required in aforesaid particulars of Form No. 26 is concerned, it

cannot be said that the form was not complete because one column

for one dependent was not shown by the candidate. The Apex Court

has laid down that detail inquiry is not possible from RO on few

points and this point can be said to be such point. The point is now

before this Court and this Court has no hesitation to hold that the RC

has not suppressed information which was expected in particulars at

the serial numbers given above in Form No. 26. No evidence is given

by the petitioners to substantiate this contention of suppression.

Thus, nomination form Nos. 9 and 43 could not have been rejected if

they were filed within time and if there was no other circumstance

for rejecting these nomination forms.

79) One more circumstance was argued like RO has pointed

out some discrepancies at the time of preliminary examination. It

was submitted that even when direction was given by RO to remove

the discrepancies as mentioned above, the discrepancies were not

Election Petition 6 & 9/14

removed, and the candidate filed new, additional forms and so,

nomination form No. 9 ought to have been rejected. This submission

is also not acceptable. It is open to RO to point out the discrepancies

noticed by him during preliminary examination done at the time of

acceptance of nomination forms presented by the intending

candidates and point out the deficiencies in check list. But that does

not mean that the RO is bound to reject the nomination form due to

the circumstance that such discrepancies were not removed before

the date fixed for filing nomination form. This point remains open

and at the time of scrutiny, the RO is expected to consider this

circumstance. The RO is then expected to consider the requirements

as quoted above and then to take decision as to whether the

nomination form needs to be rejected during scrutiny. The

discrepancy of the aforesaid nature was not such that on the basis of

it nomination form could have been rejected by RO. So, this Court

holds that there is no force in the second ground taken by the

petitioners in both the petitions.

80) In view of the discussion made above, I answer issue No.

5 that as Form No. 26 filed with nomination form No. 9 was in

conformity with the form as prescribed under the provisions of the

Act, but form No. 26 filed along with nomination form No. 10 was

not in conformity with the form prescribed under the provisions of

Election Petition 6 & 9/14

the Act. Issue No. 6 is answered in affirmative as nomination papers

at Sr. Nos. 43 and 44 were not presented by RC before 3.00 p.m. of

27.9.2014. Issue No. 7 is answered in affirmative viz. A, B forms

were presented after 3.00 p.m. of 27.9.2014. Issue No. 9 is

answered as does not survive. Issue Nos. 10 and 11 are answered in

affirmative .

Issue No. 12 :-

81) There was no separate issue on corrupt practice in both

the matters. In view of the answers given to aforesaid issues against

the RC, the relief of declaration that the election of RC is void needs

to be given. The last relief like compensatory cost claimed in Election

Petition No. 6/2014 need not be given due to peculiar circumstances

of the matters. In Election Petition No. 9/2014, other relief of

declaration that any other candidate be declared as duly elected is

claimed. This Court holds that in view of the facts and circumstances

of the present matters and as the provision of section 101 (b) shows

that for getting such second relief, it is required to be proved that

the RC obtained votes by corrupt practice, no such relief can be

granted. So, issue No. 12 is answered in negative.

82) For the same reasons, in view of the provisions of section

99 of the Act and as the procedure given in section 99 of the Act was

Election Petition 6 & 9/14

not followed in the present matters, this Court holds that the names

of the persons who were involved in corrupt practice cannot be

mentioned under section 99 of the Act in the present order. In the

result, following order is made.

ORDER

(I) Election Petition No. 6/2014 is allowed and Election

Petition No. 9/2014 is partly allowed. The election of RC - Arjun

Panditrao Khotkar from 101-Jalna Legislative Assembly Constituency

is hereby declared as void. The costs shall be cost in cause. All

Applications are disposed of accordingly.

(II) Registrar Judicial of this Court is to comply the provision

of section 103 of the Act and communicate the decision as provided

in section 103 of the Act to the authorities mentioned in the section.

[T.V. NALAWADE, J.]

After declaring the decision of these two election

petitions, the learned counsels for RC filed separate applications at

Exhs. 116 and 79 in Election Petition Nos. 6 and 9 of 2014,

respectively for stay. Both the sides are heard.

Under the provision of section 116-B of the Act, there is

discretionary power to this Court to grant stay. In view of the facts

Election Petition 6 & 9/14

of the present matters and as the discretionary power is vested in

this Court, this Court holds that operation of this order can be stayed

subject to some conditions to enable the RC to file appropriate

proceeding for challenging the decision of this Court.

So, the operation of this order is stayed for 30 days,

subject to condition that the RC will not be entitled to vote as

Member of Legislative Assembly in any election and the RC will not

be entitled to vote on any resolution in any body.

[T.V. NALAWADE, J.]

ssc/

 
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 : MAIMS

 
 
Latestlaws Newsletter