Citation : 2022 Latest Caselaw 7443 Bom
Judgement Date : 1 August, 2022
{1} WP 5883 OF 2022 & ANR
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
BENCH AT AURANGABAD
44 WRIT PETITION NO.5883 OF 2022
. Shahista Saddam Shaikh
Age: 29 yrs., Occu.: Agri.
Presently working as Sarpanch
of Village Panchayat, Kukadgaon,
Tq.Paranda, Dist.Osmanabad. ..Petitioner
VERSUS
1. The State of Maharashtra
Through the Additional Commissioner,
At Aurangabad Division, Aurangabad.
2. The District Collector,
Osmanabad.
3. The Tahsildar,
Paranda, Tq.Paranda,
Dist.Osmanabad.
4. Shri G.T.Gore
Presiding Ofcer/Returning Ofcer
appointed for the purpose of election of
Sarpanch and Up-Sarpanch of
Grampanchayat, Kukkadgaon, Tq.Paranda,
Dist.Osmanabad.
5. Amrut Baban Wayase
Age: 33 yrs., Occu.: Agri.,
R/o. Kukadgaon,
Tq.Paranda, Dist.Osmanabad.
6. Mr.B.S.Rathod
The Then Gramsevak - presently working
as Village Development Ofcer, Pathrud
Tq.Bhoom, Dist.Osmanabad. ..Respondents
...
45 WRIT PETITION NO.5884 OF 2022
. Limbaji Dashrath Mandave
Age: 56 yrs., Occu.: Agri.,
Presently working as Upsarpanch
of Village Panchayat, Kukkadgaon,
Tq.Paranda, Dist.Osmanabad. ..Petitioner
::: Uploaded on - 05/08/2022 ::: Downloaded on - 06/08/2022 00:43:26 :::
{2} WP 5883 OF 2022 & ANR
VERSUS
1. The State of Maharashtra
Through the Additional Commissioner,
At Aurangabad Division, Aurangabad.
2. The District Collector,
Osmanabad.
3. The Tahsildar,
Paranda, Tq.Paranda,
Dist.Osmanabad.
4. Shri G.T.Gore
Presiding Ofcer/Returning Ofcer
appointed for the purpose of election of
Sarpanch and Up-Sarpanch of
Grampanchayat, Kukkadgaon, Tq.Paranda,
Dist.Osmanabad.
5. Amrut Baban Wayase
Age: 33 yrs., Occu.: Agri.,
R/o. Kukadgaon,
Tq.Paranda, Dist.Osmanabad.
6. Mr.B.S.Rathod
The Then Gramsevak - presently working
as Village Development Ofcer, Pathrud
Tq.Bhoom, Dist.Osmanabad. ..Respondents
...
Advocate for Petitioners : Shri Abhijit S. More
AGP for Respondent Nos.1 to 3 : Shri S.N.Morampalle
Advocate for Respondent No.4 : Shri Sudhir K. Chavan
Advocate for Respondent No.5: Shri Ankush N. Nagargoje,
...
CORAM : M.G.SEWLIKAR, J.
DATE : 1st August, 2022
ORAL JUDGMENT :-
1. Rule. Rule made returnable forthwith. With the consent of
the parties petitions are taken for hearing for fnal disposal at the
admission stage.
{3} WP 5883 OF 2022 & ANR
2. Petitioners and respondent No.5 are the members of the
Gram Panchayat, Kukkadgaon, Tq.Paranda, Dist.Osmanabad.
The general elections of Gram Panchayat Kukkadgaon,
Tq.Paranda, Dist.Osmanabad took place in the month of January,
2021. The petitioners got elected as members of said Gram
Panchayat. It is further alleged that on 9 th February, 2021
respondent No.4, Returning Ofcer convened a meeting of the
ofce bearers for the purpose of elections of Sarpanch and
Upsarpancha. On the same day, the elections were held and the
Petitioner in Writ Petition No.5883 of 2022 was declared elected
as Sarpanch and the petitioner in Writ Petition No.5884 of 2022
was declared elected as Upsarpancha. Minutes of the meeting
were prepared. Respondent No.5 signed the minutes of the
meeting and accepted the procedure evolved by respondent
No.4.
3. On 18th February, 2021, respondent No.5 fled an appeal
before respondent No.2 - the District Collector, Osmanabad
under Section 33(5) of the Bombay Village Panchayats Act, 1958
and raised dispute regarding election proceedings conducted by
respondent No.4. On 1st February, 2022, respondent No.2 - the
District Collector, Osmanabad, was pleased to reject the said
appeal on the ground that there was no demand on the part of
respondent No.5 regarding voting by secret ballot. Being
{4} WP 5883 OF 2022 & ANR
aggrieved and dissatisfed by the order passed by respondent
No.2, respondent No.5 preferred appeal before respondent No.1.
Respondent No.1 by his order dated 24 th May, 2005 allowed the
appeal on the ground that there was a demand of voting by
secret ballot and that was not adhered to. Therefore, the
procedure evolved by the Returning Ofcer is against the Rules.
Holding this, he set aside the elections of the petitioners.
4. This order is being impugned in these petitions.
5. I have heard Shri A.S.More, learned counsel for the
petitioners, Shri S.N.Morampalle, learned AGP for respondent
Nos.1 to 3, Shri S.K.Kadam, learned counsel for respondent No.4
and Shri A.N.Nagargoje, learned counsel for respondent No.5.
6. Learned counsel for the petitioners submits that on 9 th
February, 2021 at 02:00 p.m. the elections of Sarpanch and
Upsarpanch were held. Initially election of Sarpanch was held.
Out of nine members, six members voted in favour of the
petitioner in Writ Petition No.5883 of 2022 and three members
voted against the said petitioner. Therefore, the petitioner in
Writ Petition No.5883 of 2022 was declared elected as Sarpanch.
Thereafter, election of Upsarpanch was held in which six
members voted in favour of the petitioner in petition No.5884 of
{5} WP 5883 OF 2022 & ANR
2022. For the other candidate nobody raised his hand.
Therefore, petitioner in petition No.5884 of 2022 was declared
elected as Upsarpanch. The voting was held by raising of hands.
7. Shri More, learned counsel for the petitioners further
submits that at no point of time there was any demand for
secret ballot. He submits that the proceedings book show that
there was no demand from any of the members about secret
ballot. However, the proceedings book produced by respondent
No.5 show that respondent No.5 had demanded voting by secret
ballot. He submits that below the name of respondent No.5, a
line is added in Devnagari script "xqIr ernku ?ks.;kr ;kos-". He
submits that this is clear evidence of interpolation. He submits
that an application came to be fled before the Returning Ofcer.
The Returning Ofcer in the dispute raised by respondent No.5,
has not testifed that he was threatened and stones were pelted
at him and because of which he accepted the application. He
submits that on this basis, the learned Collector dismissed the
dispute. Against this decision, appeal was preferred. The
learned Additional Divisional Commissioner allowed the appeal
holding that there was a demand of secret ballot. This demand
was not adhered to and therefore, the entire election is set aside.
8. He further submits that there are two documents indicating
{6} WP 5883 OF 2022 & ANR
that in one document there is no remark of demand of secret
ballot and in another document there is a remark of demand of
secret ballot. He submits that in such a situation, it will be
appropriate to remand the dispute to the Collector.
9. Learned counsel for respondent No.5 submits that there
was demand of secret ballot by respondent No.5. An application
was made on 9th February, 2021. In terms of Rule 10(2) of the
Bombay Village Panchayat (Sarpanch and Up-Sarpanch) Election
Rules, 1964, the voting has to be held in terms of secret ballot if
the demand in that behalf is made. He further submits that the
Returning Ofcer has not made any remark on the application
that he had received it after the elections were over. He further
submits that in terms of Rule 4 of the Bombay Village Panchayat
(Sarpanch and Up-Sarpanch) Election Rules, 1964, "the Presiding
Ofcer shall cause a notice of such meeting to be given to every
member of the Panchayat at least three clear days before the
date of such meeting". He submits that notice was issued on 9 th
February, 2021 and elections were held on the same day. He,
therefore, prayed for dismissal of the petition. He placed
reliance on the case of Maruti Bandu Patil Vs. Village Panchayat
Sidhnerli and Others [1981 Mh.L.J. 255] and Murlidhar Bhaiyaji
Kapgate and Others Vs. Krishna Jairamji Meshram [1991 (2)
Mh.L.J. 897].
{7} WP 5883 OF 2022 & ANR
10. Learned counsel for the petitioners placed reliance on the
case of Subhas Manikrao Lavhale vs. Additional Commissioner,
Amravati Division, Amravati and Ors. [2009 (5) Mh.L.J. 511] for
the proposition that Election Ofcer can evolve his own
procedure. He has also placed reliance on the case of Kalpana
Laxman Bhujbal vs. Additional Commissioner, Amravati and Ors.
(Writ Petition No.490 of 2012 decided on 13th April, 2015].
11. I have given anxious consideration to the submissions
made by the learned counsel for the petitioners and learned
counsel for respondent No.5 in both the petitions.
12. In the case of Maruti Bandu Patil (supra), the Division
Bench of this Court has held that "the election by ballot is to be
held when demand is made, which provision has been made to
help voters to vote free from any inhibition, fear or
apprehension of being subjected to some sort of calamity. The
word used "shall" clearly indicates that the provision is
mandatory and non-compliance with the said provision must
result in setting aside the election of person concerned."
13. At page No.63 the alleged notice is annexed. The learned
counsel for the petitioners submits that that is not a notice but
that is a programme. Alleged election programme is styled as
{8} WP 5883 OF 2022 & ANR
notice. It mentions that the meeting will be held on 9 th February,
2021. It appears that this ground was not raised in the dispute
before the Collector nor it was raised in the proceedings in the
appeal before the Additional Divisional Commissioner.
Therefore, this ground cannot be raised at this stage.
14. So far as demand by secret ballot is concerned, application
was made before the Returning Ofcer. He did not make any
endorsement on application that it was received after elections
were over. In terms of the Judgment of the Division Bench in the
case of Maruti Bandu Patil (supra), when there is a demand for
secret ballot it is mandatory for the Returning Ofcer to hold the
elections by secret ballot. Despite there being a demand for
secret ballot, the Returning Ofcer has not adhered to it.
Therefore, elections of Sarpanch and Upsarpanch need to be set
aside.
15. In this view of the matter, both the petitions are dismissed.
No order as to costs. Rule is discharged.
( M.G.SEWLIKAR ) JUDGE SPT
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!