Citation : 2014 Latest Caselaw 5037 Del
Judgement Date : 10 October, 2014
*IN THE HIGH COURT OF DELHI AT NEW DELHI
% Date of decision: 10th October, 2014
+ LPA 683/2014
SURENDER SINGH KHRUB ..... Appellant
Through: Mr. Avadh Kaushik, Adv.
versus
STATE ELECTION COMMISSION & ORS ..... Respondents
Through: Mr. Sumeet Pushkarna and Mr.
Siddhartha Nagpal, Advs. for R-1.
Ms. Meenakshi Midha, Adv. for R-
2&3.
AND
+ LPA 684/2014
SUDHIR KUMAR PARCHA ..... Appellant
Through: Mr. Avadh Kaushik, Adv.
versus
STATE ELECTION COMMISSION & ORS ..... Respondents
Through: Mr. Sumeet Pushkarna and Mr.
Siddhartha Nagpal, Advs. for R-1.
Ms. Meenakshi Midha, Adv. for R-
2&3.
CORAM:-
HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE RAJIV SAHAI ENDLAW
RAJIV SAHAI ENDLAW, J.
1. These intra-court appeals impugn the common judgment dated 24 th
July, 2014 of the learned Single Judge of this Court of dismissal of W.P.(C)
No.3199/2012 and W.P.(C) No.3180/2012 filed by the appellants
respectively. Having prima facie not found any merit on a reading of the
appeals, we have heard the counsel for the appellants extensively at the stage
of admission.
2. Each of the appellants had preferred the writ petitions from which
these appeals arise for the following identical reliefs:-
"(a) a Writ of Certiorari or any other writ, order or direction calling for the records of the case and peruse the same;
(b) a Writ of mandamus or any other appropriate writ, direction or order quashing the impugned action of respondents no.1 to 3 in shifting the 11 polling stations bearing no.166 to 176 from Ward No.5 to Ward No.19 and declaring the same as illegal, arbitrary and unconstitutional;
(c) a Writ of mandamus or any other appropriate writ, direction or order quashing the election process so adopted and election results based on such illegal and arbitrary process and declaring the entire election process of Ward No.19 as void ab initio and thereafter, declaring the election of MCD Councillor for Ward No.19 so held as null and void; (Ward No.05 in the writ petition from which LPA No.684/2014 arises).
(d) appropriate writ, direction or order directing the respondents no.1 to 3 to restore the 11 polling stations bearing no. 166 to 176 back to Ward No.5 and thereafter, to conduct fresh elections of MCD Councillor for Ward No.19. (Ward No.05 in writ petition from which LPA No.684/2014 arises).
(e) pass any other order or direction that may be deemed fit and proper on the facts and circumstances of the case and in the interest of justice."
3. The aforesaid reliefs were claimed contending that the action of the
respondents No.1 to 3 (i.e. (i) State Election Commission, NCT of Delhi; (ii)
SDM-cum-Returning Officer, Municipal Ward No.17 to 20; and, (iii) SDM-
cum-Returning Officer, Municipal Ward No.05 to 08) in shifting the polling
stations just prior to starting of the election process of the Delhi Municipal
Corporation Elections - 2012 was illegal.
4. The counsel for the respondents raised a preliminary objection to the
maintainability of the writ petitions on the ground that election disputes can
only be raised by way of an election petition. Reliance in this regard was
placed on N.P. Ponnuswami Vs. The Returning Officer, Namakkal
Constituency AIR1952 SC 64 and on Avtar Singh Hit Vs. Delhi Sikh
Gurdwara Management Committee (2006) 8 SCC 487. Faced therewith, the
counsel for the appellants / writ petitioners on the one hand relied on K.
Venkatachalam Vs. A. Swamickan (1999) 4 SCC 526 and on the other
hand, to obviate the said objection to the maintainability of the writ petitions,
gave up the prayers (a), (c), (d) and (e) aforesaid claimed in the writ petitions
and confined the relief in the writ petitions to as claimed in prayer (b) supra
only.
5. The learned Single Judge dismissed the writ petitions, holding:-
(a) that Article 329(b) of the Constitution of India bars interference
by the Courts in electoral matters save by way of an election
petition presented in a manner provided for by or under any
law;
(b) Section 15 of the Delhi Municipal Corporation Act, 1957
stipulates that no election for Councillor shall be called in
question except by an election petition presented in the manner
as provided therefor; the surviving prayer (b) in the writ
petitions was a ground under Section 17 of the said Act for
declaring the election void and the said prayer should have been
raised by the appellants / writ petitioners by way of an election
petition;
(c) the contention of the appellants / writ petitioners that they are
confining their relief to prayer (b) is also meaningless as the
logical sequitur of granting prayer (b) would be that the election
results of the returned candidates of both the seats of North
Delhi Municipal Corporation election would be null and void;
and,
(d) that this Court in Balzor Singh Vs. Chief Election
Commissioner of India ILR (2009) Supp. (2) Delhi 517 had
explained that a writ petition under Article 226 of the
Constitution was entertained in K. Venkatachalam (supra) as
the action of one of the parties to the election in that case
amounted to a fraud on the Constitution and which was not the
allegation in the subject writ petitions.
The writ petitions were thus dismissed holding that the issue raised
therein should have been raised by way of an election petition and cannot be
adjudicated by way of a writ petition.
6. The appellants in the present appeals also have confined the relief to
allowing the writ petitions in terms of prayer (b) supra of the writ petitions.
7. The counsel for the appellants before us has contended that the
appellants are pressing relief (b), only to set right the procedure for future
elections, and not with an intent to seek setting aside of the election of the
elected candidates.
8. We have enquired from the counsel for the appellants / writ
petitioners, that how, the appellants / writ petitioners having withdrawn the
other consequential reliefs claimed in the writ petitions, are entitled to
maintain the relief claimed in the prayer (b). We are in this regard reminded
of Section 34 of the Specific Relief Act, 1963 which provides that no Court
shall make any declaration where the plaintiff being able to seek further
relief than a mere declaration, omits to do so. The relief claimed by the
appellants / writ petitioners in prayer paragraph (b) of the writ petitions is in
the nature of a relief of declaration only. Though the appellants / writ
petitioners in the writ petitions originally filed had also claimed reliefs
consequential to the said declaration but have withdrawn the same.
9. No plausible answer has been forthcoming from the counsel.
10. In our view the position in law admits of no controversy.
11. A Constitution Bench in The State of Bihar Vs. Rai Bahadur Hurdut
Roy Moti Lall Jute Mills AIR 1960 SC 378 held that if the statutory
provisions impugned are not attracted, there is no occasion to decide on the
vires thereof in as much as any decision on the said question would in such a
case be purely academic. It was further held that Courts are and should be
reluctant to decide Constitutional points merely as matters of academic
importance. Similarly in Dr. N.C. Singhal Vs. Union of India (1980) 3 SCC
29, in the context of a challenge to promotion granted to the others, finding
that the appellant was not qualified for the promoted post even if the same
were to fall vacant upon the promotion of others being struck down, it was
held that the challenge need not be examined further. Even in the context of
the crucial date for determining whether the accused is a juvenile, in Arnit
Das Vs. State of Bihar (2001) 7 SCC 657, in the face of the concurrent
findings of the Courts below that on the date of offence the accused was not
a juvenile, the reference made to the Constitution Bench was declined to be
answered observing that the legal question referred for decision was not
arising in the facts of that case and academic question only. Recently also in
Bholanath Mukherjee Vs. R. K. Mission V. Centenary College (2011) 5
SCC 464, finding the issue to have become purely academic on retirement of
the appellant during the pendency of proceedings it was held to be not
appropriate to go into the question as to whether writ of quo warranto would
lie or not. It was observed that it would be an exercise in futility as the issue
had become purely academic and that it is not in the interest of anybody to
go into the merits.
12. The same has been the view of the High Courts. A five Judge Bench
of the High Court of Punjab and Haryana in Dr. M.C. Sharma Vs. The
Punjab University AIR 1997 Punjab & Haryana 87 held that the principles
underlying the grant of specific relief to be granted by declaratory decrees
and injunctions can be said to be applicable in the cases for the grant of
relief of writs under Article 226 of the Constitution of India with certain
limitations and conditions as spelt out under the Constitution and
circumscribed by legal pronouncements. It was held that the Courts would
normally not grant or issue mere declaratory writs unless the person
aggrieved has asked for the consequential reliefs available to him. Similarly
in Luizinho Joaquim Faleiro Vs. State of Goa MANU/MH/0347/2002 it
was held that the writ jurisdiction is meant for extraordinary relief and
limited by conditions; it is intended to be issued for a definite and fruitful
purpose for doing substantial justice; it cannot be issued for a mere
declaration of right. Reliance was placed on Suresh Vs. Vasant AIR 1972
SC 1680, Balmadies Plantations Ltd. Vs. State of Tamil Nadu (1972) 2
SCC 133 and Dr. M. Ismail Faruqui Vs. Union of India (1994) 6 SCC 360
laying down that while granting relief High Court should keep in view that
the issue of writ would not be futile and should not examine the matter
purely academic in nature or adjudication whereof has become superfluous
and unnecessary. Recently the High Court of Chhattisgarh also in Udho
Ram Verma Vs. State of Chhattisgarh MANU/CG /0054 /2009 held the
petitions seeking writ of quo warranto to be not warranting consideration on
merits for the reason of the respondent having resigned from the post and the
possibility of grant of relief having thus disappeared.
13. The aforesaid proposition applies on all fours to the present appeals
which are thus not worthy of consideration and are dismissed.
14. Notwithstanding the appellants having preferred the appeals inspite of
giving up the consequential reliefs before the learned Single Judge, we
refrain from imposing costs.
RAJIV SAHAI ENDLAW, J
CHIEF JUSTICE
OCTOBER 10, 2014 'pp'..
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!