Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Narottam Mishra vs The Election Commission Of India & ...
2017 Latest Caselaw 3251 Del

Citation : 2017 Latest Caselaw 3251 Del
Judgement Date : 14 July, 2017

Delhi High Court
Narottam Mishra vs The Election Commission Of India & ... on 14 July, 2017
$~
*       IN THE HIGH COURT OF DELHI AT NEW DELHI
%                         Judgment reserved on : 13.07.2017
                         Judgment delivered on : 14.07.2017
+       W.P.(C) 5825/2017

        NAROTTAM MISHRA

                                                                ..... Petitioner

                          Through     Mr.Dhruv Mehta, Sr. Adv with
                                      Ms.Vanshaja Shukla, Mr. Bharat
                                      Singh   and  Mr.Anubhav  Ray,
                                      Advocates.

                          versus

        THE ELECTION COMMISSION OF INDIA & ORS

                                                            ..... Respondents

                          Through     Ms.Anjana Gosain    and Mr.Amit
                                      Sharma, Mr.Pankaj Chopra and Mr.
                                      Dipesh    Sinha,  Advocates  for
                                      R-1 and R-2/ECI.

                                      Mr.Kapil Sibal, Mr.Vivek K.Tankha
                                      & Mr. Mukul Gupta, Sr. Advocates,
                                      Mr.Varun Chopra, Mr. Varun Tankha,
                                      Mr.Naman Joshi, Mr.Sachin Pujari,
                                      Mr. Yagyavalk Shukla, Mr.Sandeep
                                      Pathak     and     Mr.Yashvardhan,
                                      Advocates for R-3.
CORAM:
HON'BLE MS. JUSTICE INDERMEET KAUR

INDERMEET KAUR, J.

1 The petitioner (Dr. Narotam Mishra) is aggrieved by the order dated

23.06.2017 passed by the Chief Election Commission vide which the

petitioner stood disqualified under Section 10-A of the Representation of

People Act, 1951 (hereinafter referred to as the „said Act‟). This

disqualification was for a period of three years to be counted from the date of

the said order; this was under the provisions of Section 10-A read with

Sections 77 & 78 of the said Act. The Commission was of the view that

failure on the part of the petitioner to explain his account of election

expenses in the manner required by law and having no good reason or

justification for such a failure, he had incurred this disqualification.

2       The petitioner was aggrieved.

3       He filed legal proceedings in the High Court of Madhya Pradesh

(W.P.(C) No.9704/2017 Dr. Narotam Mishra Vs. Rajender Bharti). SLP

{(C) No.1608/2017 Rajender Bharti Vs. Dr. Narotam Mishra} and a

Transfer Petition {(c) D-20213/2017} also came to be filed before the Apex

Court. These petitions were disposed of on 12.07.2017. The parties agreed

that W.P.(C) No.9704/2017 pending before the Bench of Madhya Pradesh be

transferred for hearing and disposal on merits to the High Court of Delhi.

The Apex Court had noted that the outcome of the proceedings in the

aforenoted writ petition would have an important bearing on as to whether

the petitioner (in W.P.(C) No.9704/2017) continues to be a Member of

Legislative Assembly of the State of Madhya Pradesh or not and hence if he

could vote in the Presidential election scheduled for 17.07.2017. The Apex

Court was of the view that this issue could be determined only after the

challenge raised to the order passed by the Election Commission

(23.06.2017) is decided by the High Court either finally or by an interim

order.

4 Under the aforenoted order of the Apex Court (12.07.2017), the matter

was transferred to the High Court of Delhi and under the orders of Hon‟ble

the Acting Chief Justice, the matter has been assigned to the Court of the

undersigned.

5        Record evidences that:

(i)      The petitioner is an elected member from 22, Datia Assembly

Constituency, District Datia, Madhya Pradesh.

(ii)     The present dispute relates to the general election of the Legislative

Assembly of the said Constituency which election was held in November-

December, 2008 and the tenure of which stood expired in the year 2013.

(iii) Rajender Bharti (hereinafter referred to as respondent No.3), the

defeated candidate had filed a complaint against the petitioner on

13.04.2009. Allegations were with respect to allegedly incorrect election

expenses accounted for by the petitioner.

(iv) Petitioner submitted his election expenses within the time frame

before the District Election Officer (DEO), District Datia to the tune of

Rs.2,40,827/-. The complaint however alleged otherwise.

(v) Election Petition (No.26/2009) was filed by respondent No.3 before

the High Court of Madhya Pradesh on 20.01.2009 (Gwalior Bench). The

same allegations as in the complaint were leveled. Order dated 26.03.2010

was passed in the said petition. SLP No.14984/2010 was preferred against

that order by the petitioner. An interim order dated 05.07.2010 was passed

whereby the Election Petition was stayed. On 29.11.2012, the complainant-

respondent No.3 moved an application seeking a withdrawal of the

aforenoted Election Petition (No.26/2009). The proceedings before the Apex

Court were also disposed of (SLP No.14984/2010).

(vi) Since no action was initiated against the petitioner; repeated

complaints were filed by respondent No.3.

(vii) Respondent No.3 was aggrieved by the act on the part of the Election

Commission for not deciding to proceed against the petitioner. He filed

W.P.(C) No.7553/2010 before the High Court of Madhya Pradesh seeking a

direction to the Election Commission of India to proceed with the complaint

filed by him under Section 10-A of the said Act.

(viii) On 15.01.2013, the Election Commission of India issued a show cause

notice to the petitioner. In this notice, it was stated that the Media

Committee constituted by the Election Commission had inter-alia held that

42 disputed news items are paid news items and not having been accounted

for, the petitioner was asked to furnish his reply within a period of 20 days.

(ix) Meanwhile W.P.(C) No.3512/2011 also came to be filed by one Radhe

Mohan Soni challenging the proceedings before the Election Commission.

(x) The petitioner also filed a separate writ petition bearing No.6023/2013

challenging the notice (15.01.2013) issued by the Election Commission.

(xi) Proceedings before the Election Commission progressed. The

petitioner filed his detailed reply. He denied the allegations made in the

complaint. He specifically denied that the petitioner had got published 42

disputed news items for which no money was paid by him in terms of his

election identity; the Media Committee had in fact recorded a finding behind

his back and the notice issued by the Election Commission was thus

violative of Article 14 of the Constitution of India. The show cause notice

has also been issued only on the recommendations of the Paid Media

Committee which was contrary to the law laid down by the Apex Court;

once the tenure of the disputed election was over (end of 2013) and the

petitioner stood re-elected; the action against him under Section 10-A of the

said Act could not be taken.

6 The petitioner has challenged the impugned order passed by the

Election Commission (23.06.2017) on various grounds which inter-alia are

as follows:-

(a) The term of election of the petitioner stood expired in December,

2013; disqualification of three years after the aforenoted period would in fact

frustrate the re-election which has already been taken place in favour of the

petitioner. This aspect has not been considered by the Election Commission.

(b) Proceedings under Section 10-A of the said Act had been filed before

the Election Commission (No.26/2009-filed by respondent No.3); it should

have noted that till the disposal of the said election petition, proceedings

before the Election Commission could not continue. This valid aspect has

also been ignored by the Election Commission.

(c) 42 disputed news items were only photocopies of the newspapers; they

could not be exhibited.

(d) Notice dated 15.01.2013 had been issued by the Election Commission

only on the basis of a media report which has even otherwise been

challenged by the petitioner.

(e) The provisions of Section 10-A read with Sections 77 & 123 of the

said Act and Rules 86 & 89 of the Conduct of Election Rules, 1961

(hereinafter referred to as the „said Rules‟) have been given a go-bye; they

have been violated.

(f) Election expenses (as defined in Section 77 of the said Act) means

those expenses incurred by a candidate or by his authorized person or by his

authorized agent; no such expenses stood proved before the Election

Commission. There was no evidence to show that the petitioner, his agent or

his authorized representative had incurred any expenditure on the publication

of the aforenoted 42 news items.

(g) The impugned order passed by the Election Commission on

23.06.2017 being wholly illegal is liable to be set aside.

7 Respondent No.1 is the Election Commission of India. Respondent

No.2 is the District Election Officer, Datia. Respondent No.3 in fact is the

contesting party.

8 Respondent No.3 had filed his reply to the interim application. He

denied all the averments made in the petition. Submission being that the

petitioner is trying to mislead the Court by suggesting that since his tenure

stood completed, the provisions of Section 10-A of the said Act cannot be

invoked. All issues now sought to be raised by the petitioner have been

answered by the Election Commission in its order dated 23.06.2017. The

Election Commission had rightly on the principle of preponderance of

probabilities held that the 42 paid news items appearing in the media were

for a price paid by the petitioner. This was in terms of an independent

inquiry conducted by the Paid News Committee. In this inquiry, the

petitioner had submitted his list of witnesses and he had sought permission to

cross-examine the members of the Paid New Committee. He however

thereafter chose to give up his witnesses for which an adverse inference has

to be drawn against him. The petitioner had been given ample opportunity to

address all his submissions before the Election Commission of India;

however just one day before the judgment was to be delivered, he submitted

another application seeking a re-hearing which was then rightly dismissed by

the Election Commission. The judgment in (2014) 7 SCC 99 Ashok

Shankarro Chavan Vs. Madhavroa Kinhalkar & Others lays down the law

correctly in this regard. This has been followed by the Election Commission.

The petitioner even otherwise has an alternate remedy under Section 11 of

the said Act which he has not availed. Petition is liable to be dismissed.

9 On behalf of the petitioner, arguments have been addressed by learned

senior counsel Mr. Dhruv Mehta. Written submissions have also been filed.

His foremost submission is on the aspect of delay. Submission is that there

are two kinds of delay envisaged in the present case. Submission being that

the petitioner had been elected in December, 2008 for a period of five years

which period stood expired in the year 2013. The first show cause notice

issued by the Election Commission to the petitioner was on 15.01.2013. The

inordinate delay in the issuance of the said notice is unexplained. Attention

has been drawn to Rule 89 of the said Rules. Emphasis is laid on the words

"as soon as" appearing in Rule 89 (1)(iv) as also the word "immediately" as

appearing in Rule 89 (3). Submission being that these expressions define the

intent of the Legislature which is that action has to be taken with

promptitude; the words "as soon as" amount to do something within the

shortest possible time; the word "immediately" also has to be construed on

the same parameters. This delay of four years in the issuance of the show

cause notice on 15.01.2013 for an election held in the year 2008 is

unexplained; it is an unreasonable time; it is dehors the promptitude or

reasonable speed which is the necessary mandate which has to be adhered to

in terms of the aforenoted expressions as appearing in Rule 89. To support

this argument reliance has been placed upon the judgments of the Apex

Court in (2007) 12 SCC 354 General Insurance Council Vs. State of A.P.,

as also (2009) 17 SCC 690 Rosali V. Vs. TAICO Bank. For the same

proposition reliance has also been placed upon another judgment of the Apex

Court in 2014 (3) SCC 430 Godrej & Boyce Mfg. Co Ltd. Vs. State of

Maharashtra as also a judgment of the Madhya Pradesh High 2005 1 MPLJ

245 Mahendra Vs. State Election Commission. Submission being reiterated

that the impugned order is liable to be set aside on this ground alone.

10 Learned senior counsel for the petitioner has also canvassed the

proposition of delay in the time period spent by the Election Commission in

coming to a decision. Submission being that the show cause notice having

been issued on 15.01.2013, the order of the Election Commission coming

four years later i.e. being delivered on 23.06.2017 again suffers from delay

and laches for which again there appears to be no answer by the answering

respondent No.1 and respondent No.2. For this period of delay also, the

impugned order cannot be sustained.

11 Learned senior counsel for the petitioner on the merits of the matter

points out that the finding returned by the Election Commission that the

petitioner had given an "implied authorization" to expend money on his

behalf is in fact not the case of the complainant. Attention has been drawn to

the complaint made by respondent No.3. Submission being that the case of

the complainant/respondent No.3 all along was that it was the petitioner who

had spent this money which had not been accounted for by him and there

being no reasonable justification on this count, he is liable to be disqualified

under Section 10-A. It was never the case of respondent No.3 that there was

any "implied authorization" given by the petitioner to any other person to

carry out these acts on his behalf. There being a contradiction in the

pleadings and the findings returned by the Election Commission, the

impugned order is liable to be set aside on this ground as well. For this

proposition, reliance has been placed upon a judgment of the Constitution

Bench of this Court reported as 1975 Supp SCC 1 Indira Nehru Gandhi Vs.

Raj Narain. Submission being that in this judgment, the Constitution Bench

had noted that the proposition laid down in the judgment reported in (1975) 3

SCC 646 Kanwar Lal Gupta Vs. Amar Nath Chawla is no longer a good law;

in Indira Nehru Gandhi‟s case where the plea had not been set up that the

local Congress Party expressed or implied about the party having spent the

money on behalf of the candidate, such a finding could not be returned. For

the same proposition that the pleadings set up by respondent No.3 must

match the findings and the Election Commission could not have set up a new

case, reliance has been placed upon a judgment of the Apex Court in (2002)

5 SCC 337 A.V.G.P. Chettiar & Sons Vs. T. Palanisamy Gounder wherein

the Apex Court had quoted with approval a paragraph from AIR p. 240

Trojan & Co. Vs. Rm. N.N. Nagappa Chettiar wherein the Court had held

that the decision of a case cannot be based on the grounds outside the

pleadings of the parties and the case has to be founded on its pleading. The

impugned order is liable to be set aside on this ground as well. It is pointed

out that the order of the Election Commission that the petitioner had

knowledge of the publication; he took advantage of it and further that he

failed to disallow the same leading to a conclusion that there was "implied

authority" to allow this publication is again a misunderstood finding.

Reliance has been placed upon the judgment of Indira Nehru Gandhi (supra)

to support his submission that for the purpose of Section 77 of the said Act

the expenditure must be incurred by the candidate himself and any

expenditure in his interest by others or his agents (within the terms of the

election law) is not to be taken note of; a voluntary expenditure incurred by

friends, relations or sympathizers are not required to be included in the

candidate‟s expenses. It is pointed out that in AIR 1954 SC 749 Rananjaya

Singh Vs. Baij Nath Singh, the Apex Court had an occasion to consider such

a situation wherein the Court had held that where the Manager, Assistant

Manager, Zila Officer and friends all worked for election of the candidate,

the employment of such extra persons and incurring of extra expenditure by

them was not by the candidate or by his election agents as he has not

authorized them. Similarly in the case of (1969) 2 SCC 218 Ram Dayal Vs.

Brijraj Singh where the election of the Maharaja and Rajmata of Gwalior

was challenged, the Court returned a finding that even assuming the

expenditure was incurred by the Maharaja and Rajmata for the party in the

canvassing of votes in the absence of evidence that these persons had acted

as election agents or incurred expenditure on behalf of the Maharaja or the

Rajmata or were authorized by them, it was not to be included in the election

expenses.

12 Submission being that in the instant case also , there was no evidence

with the Election Commission to arrive at a wrong preponderance of

probabilities and to conclude that the petitioner had not given his accounting

correctly; there was no material whatsoever with the Election Commission

which could in any manner lead the Election Commission to conclude that

the petitioner was guilty of having committed an offence under Section 10-A

of the said Act. Submission being again reiterated that it was not the case of

respondent No.3 that the petitioner had set up either „A‟, „B‟ or „X‟ as his

agent who in turn had been authorized by the petitioner to expend the

expenses which are the subject matter of this petition and for which the

petitioner has been wrongly held to be guilty.

13 It has lastly been pointed that the judgment relied upon in the

impugned order i.e. judgments reported in (1996) 2 SCC 752 Common

Cause Vs. Union of India and Ashok Shankarroa Chavan (supra) lay down a

rule of presumption; these presumptions are rebutable. Those judgments

were in the context of a defence set up by the candidate that his political

party has incurred the expenses. This is not so in the instant case. It was

never the defence of the petitioner that his political party had incurred any

expenditure on his behalf. The aforenoted judgments being distinct on facts,

their ratio could not have been made applicable to the instant case.

14 On behalf of respondent No.3, learned senior counsel points out that

the question of delay as has been canvassed by the learned senior counsel for

the petitioner is not really an issue in the instant case. Section 10-A which is

a legislative enactment clearly states that the disqualification has to be

incurred on the candidate from the date of the order; it does not relate to the

time period within which date, the order has to be pronounced. Moreover

this is not an adversarial litigation. It is not as if the defeated candidate

(respondent No.3) is seeking a re-election or any benefit for himself; his duty

is only that of an abiding citizen to bring certain faults of the petitioner on

record by virtue of which he had to file repeated complaints and only then

cognizance of the same had been taken by the Election Commission.

Respondent No.3 is really in the nature of an informant of an FIR; there can

be no time schedule laid down for such an information to be passed on to the

Competent Authority who then has to hold an inquiry. The Election

Commission had rightly appointed the "Paid News Committee" which was

an expert body of 8 members who had conducted a preliminary inquiry to

return a finding that the 42 newspaper reports pointed out by respondent

No.3 appear to be appeals made by the petitioner, all for himself and for his

own benefit and this expenditure not having been detailed by him in his

accounting , this was a clear case where he was liable to be awarded the

penalty of a disqualification under Section 10-A. It is pointed out that the

Paid News Committee is a Committee which has been set up by the Election

Commission under the superintendence, direction and control of Election

Commission which is vested with the Election Commission under Article

324 of the Constitution of India.

15 In this context, learned counsel appearing for respondents No. 1 & 2

has also drawn attention of this Court to the Compendium of Instruction on

Media Related Matters. Submission is that the Paid News has been defined

by the Press Council of India which definition has been accepted by the

Election Commission; the Commission also has constituted a Committee at

its level to examine references received from State level regarding paid

news. This is a part of this Compendium which has been placed on record

and perused by this Court.

16 Learned senior counsel for respondent No.3 further points out that the

submission of the petitioner qua an inconsistent plea in the pleadings and the

finding returned by the Election Commission on the question of "implied

authority" is a misunderstood argument. There is no distinction in law

between a person and his implied agent; the concept of agency necessarily

envisages that it is the act of the person himself. That in fact is the crux of

this principle. It has lastly been pointed out that the fact finding returned by

the Election Commission after a detailed inquiry and several dates of

evidence where the parties were permitted to cross-examine their respective

witnesses is a fact finding which unless wholly obnoxious or perverse cannot

be interfered with by this Court in its writ jurisdiction. Petitioner even

otherwise has an alternate remedy under Section 11 of the said Act.

17 In rejoinder learned counsel for the petitioner while reiterating the

earlier arguments points out that the provisions of Section 11 of the said Act

are not an alternative efficacious remedy. A decision already having been

taken by the Election Commission, it would be an exercise in futility to go

back to the same body; not being either equally efficacious and being only an

empty formality, the petitioner has no other remedy but to file this petition.

Reliance has been placed upon (1985) 3 SCC 267 Ram and Shyam Company

Vs. State of Haryana and Others. Learned senior counsel for the petitioner

points out that the repercussions which the petitioner will have to suffer in

case this order is implemented would be large; he would have to vacate his

office for an election for which he has been successfully elected in the

subsequent election i.e. for the period between 2013 up to 2018. Learned

senior counsel for the petitioner has highlighted the judgment delivered in

1987 (Supp) Supreme Court Cases 93 Dhartipakar Madan Lal Agarwal Vs.

Rajiv Gandhi; submission being that in that case the Apex Court was of the

view that where an election relating to the year of 1981 was under challenge,

the respondent‟s subsequent election could not be set aside on the basis of an

election held in 1981. By applying this analogy, the impugned order is liable

to be set aside.

18      Arguments have been heard. Record

19      Record shows that the petitioner was a successful candidate in an

election of the Madhya Pradesh Legislative Assembly, Constituency No. 22

of Datia. The result of this election was declared on 04.12.2008. The

petitioner was a BJP candidate. He had disclosed an expenditure of

Rs.2,40,827/- under Section 77 of the said Act. This was within the

prescribed limit which at that point of time was Rs.10 lacs. Respondent

No.3 had filed his first complaint against the petitioner on 13.04.2009. His

contention was that the petitioner had published certain news advertisements

which were solely for his benefit and which has worked to his advantage for

which an amount of Rs.4,79,860/- has been spent by him. This amount has

not been disclosed by the petitioner in the expenditure which had been

incurred by him as is the requirement of Section 77 of the said Act.

Respondent No.3 on the same date has also filed an election petition before

the High Court seeking a declaration that the election of the petitioner be

declared null and void. This petition later on came to be withdrawn by

respondent No.3 in September, 2016.

20 Record further discloses that after the first complaint on 13.04.2009,

respondent No.3 filed several other complaints before the Election

Commission. These complaints are dated 05.07.2009, 18.04.2010,

18.09.2010, 14.03.2011 as also a complaint dated 28.05.2012. These

complaints contained an allegation that the petitioner had incurred

expenditure on the publication of certain news items which was for his

benefit and which were not accounted in his expenditure. The initial

complaint disclosed that the advertisement were 35 in number but in the last

complaint dated 28.05.2014, they had escalated to 40 such news items. Be

that as it may, the gist of these complaints remained the same.

21 On 24.07.2009, the Election Commission had directed the Chief

Electoral Officer (Statutory Body-CEO) to enquire into the allegations made

by respondent No.3. The report submitted by the CEO on 12.08.2009

absolved the petitioner. It is an admitted fact. The CEO was of the view that

the expenditure incurred by the candidate was accounted for as provided in

law and it was disclosed within the time span as mandated in Section 77.

The expenditure of Rs.2,40,827/- had been endorsed. On 20.06.2012, the

Election Commission sent a letter to the District Electoral Officer (DEO)

asking for information regarding the various newspaper items and as to

whether they had allegedly received any payment for publicizing those news

items which had become the subject matter of the complaints. The DEO sent

its report on 22.07.2012 to the Election Commission. This report also

absolved the petitioner. This report stated that the media house had denied

receiving any money for publication.

22 The Election Commission however thought it fit to refer these alleged

news publications to the Committee on Paid News. This Committee on Paid

News as has been pointed out by learned counsel for respondents No. 1 & 2

is a Committee which has been set up by the Election Commission in terms

of its wide powers of superintendence which has been umbrellaed to it under

Article 324 of the Constitution of India. The definition of „paid news‟ which

has been given by the Press Council of India has been accepted by the

Election Commission. The Paid News Committee was a body comprising of

8 experts, details of which find mention at page 99 of the impugned order.

The Committee had held its meeting on 05.09.2012 and again on 12.09.2012.

The 42 paid news items in question which had been reflected in five

newspapers i.e. Dainik Bhaskar, Gwalior, B.P.N. Times, Gwalio, Nai

Duniya, Gwalior, Acharan Gwalior and Dainik Datia Prakash were

considered by this 8 member body. A perusal of this 8 member report show

that they were all experts and in the category of Additional Secretary,

Principal Secretary and Deputy Secretary to various Government bodies

including the Election Commission of India. The Committee on the perusal

of these 42 news items which had appeared daily from 08.11.2008 to

27.11.2008 held that all these news items carry information only about the

petitioner namely Narottam Mishra. These appear to be appeals to the public

to select the petitioner as their candidate; they were bias and one sided and

aimed at the furtherance of the prospects of the petitioner.

23 The aforenoted news items have also been perused by this Court and

the view formed by the Committee does appear to be prima-facie correct.

The Committee had thus rightly concluded that these news items published

in the newspapers appear to be surrogate items and thus fitted within the

definition of "paid news". Relevant would it be to give the definition of

"paid news" (as per Press Council of India). It reads herein as under:-

"any news or analysis appearing in any media (Print and Electronic)

for a price in cash or kind as consideration"

24 Respondent No.1/Election Commission of India on receipt of this

report from the Committee on Paid News (12.09.2012) thought it a fit case

for further inquiry in the matter. It accordingly issued a show cause notice

(dated 15.01.2013) to the petitioner. This was under Rule 89 (5) of the said

Rules.

25 Contention of the learned senior counsel for the petitioner that there

has been an inordinate delay in the issuance of this notice dated 15.01.2013

as the first complaint of respondent No.3 dates back to 13.04.2009 and is

thus violative to Rule 89 of the said Rules is misunderstood. The Election

Commission had sought a report from the Chief Electoral Officer on

24.07.2009 in terms of the allegations made by respondent No.3. The CEO

had submitted its report before the Election Commission on 12.08.2009.

They did not find any fault in the case of the petitioner. However on repeated

complaints being filed by respondent No.3 which were between 12.08.2009

to 28.05.2012, a letter was issued to the DEO asking him for information as

to whether the newspapers in question had received any payment for

publishing the news items qua the petitioner. This report was received by the

Election Commission on 25.07.2012.

26 In this intervening period i.e. between April, 2009 to 25.07.2012, a

proxy litigation on behalf of the petitioner was endeavored by one Radhey

Mohan Soni. Radhey Mohan Soni filed W.P. (C) No.3512/2011. His

contention was that the proceedings before the Election Commission

initiated by respondent No.3 under Section 10-A of the said Act cannot

continue. He managed to obtain an interim order on 30.05.2011.

Proceedings before the Election Commission were stayed because of this

confusion which was sought to be created by this proxy petitioner. This

Court is inclined to accept the submission of respondent No.3 that Radhey

Mohan Soni was in fact a proxy of the petitioner for yet another reason.

After the show cause notice had been issued to the petitioner on 15.01.2013,

Radhey Mohan Soni again filed an application on 24.01.2013 before the

Election Commission stating that the show cause notice issued to the

petitioner is bad in law. What could be the interest of Radhey Mohan Soni to

seek a closure of the proceedings before the Election Commission qua the

petitioner unless he was doing it for the benefit and at the behest of the

petitioner? He obviously could have no personal interest but for the fact that

he was appearing at the call of the petitioner. Thus the interim order

obtained by Radhey Mohan Soni in W.P.(C) No.3512/2011 on 30.05.2011

which had led to the stalling of the proceeding before the Election

Commission were largely at the beck and call of the petitioner. It this does

not now lie in the mouth of the petitioner to state that the proceedings before

the Election Commission were inordinately delayed for which he should not

be penalized. The petitioner cannot be absolved of the liability of delaying

the proceedings.

27 Moreover the submission of the learned senior counsel for the

petitioner that these proceedings have really no timeline laid upon them

which again this Court is not inclined to brush aside. The repercussion and

penalty which has to follow once the Election Commission concludes that an

Offence under Section 10-A has been committed; would be a disqualification

of the elected candidate; a person who is prima-facie guilty under Section

10-A cannot seek succor on the ground of delay. A complainant under

Section 10-A would be in the same capacity as an informant of an FIR and if

the police chooses to register the FIR after a delay that by itself would not

fatalize the FIR. Each case would depend upon its own facts. In this case,

delay was largely attributable to the proxy acts qua the petitioner.

28 The second submission of the learned senior counsel for the petitioner

(again in the context of delay) that after the issuance of show cause notice on

15.01.2013, there has again been an inordinate delay of four years in the

order being passed by the Election Commission which has been delivered on

23.06.2017 and for which there is no justification also appears to be

incorrect. It is not as if the Election Commission was not seized of the

matter. The Election Commission after the issuance of its show cause notice

had received a preliminary objection of the petitioner on 28.01.2013. His

detailed objections were filed on 29.07.2013. Meanwhile the petitioner also

chose to file W.P.(C) No.6023/2013 challenging this show cause notice

issued to him under Section 10-A of the said Act. This writ petition was

filed on 29.08.2013. He obtained an interim order wherein the proceedings

before the Election Commission were stayed. It was only after respondent

No.3 again moved the High Court of Madhya Pradesh and presented to them

that the matter should not be stayed that a stern observation was made qua

the petitioner and the matter was allowed to be proceeded with before the

Election Commission. Proceedings before the Election Commission had

again been stalled only at the behest of the petitioner.

29 There were five witnesses examined by the petitioner and one witness

by respondent No.3/complainant. These witnesses were examined and cross-

examined at length. The petitioner did not rest his case there. He again move

an application seeking an amendment in W.P.(C) No.6023/2013. This was

on 03.11.2014. This writ petition was finally dismissed on 23.01.2015. This

again led to the delay in the final order passed by the Election Commission

which culminated on 23.06.2017.

30 The aforenoted narration of facts does not make out any argument in

favour of the petitioner qua the aspect of delay.

31 The Apex Court in Ashok Shankarro Chavan (Supra) (2014) has up-

held the vires of Section 10-A of the said Act. It was held that nature of an

inquiry as in Section 10-A would be more or less of a civil nature and the

principles of preponderance of probabilities alone would apply. The powers

under Section 10-A of the Election Commission is to pass an order of

disqualification of a candidate on his failure to lodge a true, correct and

genuine account of his bonafide election expenses not exceeding the

maximum limit which has been prescribed. Such an exercise has to be

carried out by the Election Commission with utmost care and caution; a

heavy responsibility is cast upon the Election Commission. For this purpose,

the Election Commission can make an inquiry which is envisaged under

Section 10-A.

32 Relevant extract of the said judgment reads herein as under:-

"...The only area of examination to be made in an inquiry under Section 10-

A is with regard to the lodging of the account of election expenses and

whether such lodgment was done in the manner and as required by or under

the Act. In the second place, when such an enquiry is held, the scope would

be as contained in Sections 77(1) and (3) as well as Section 78. The said

provisions require a contesting candidate to maintain a true and correct

account of the election expenses to ensure that such expenses are within the

limits prescribed under the Act and that a copy of such statement of accounts

is filed within the time prescribed under Section 78. When it comes to the

question of a corrupt practice under Section 123, it is needless to state that

the scope of examination of the said issue would be within the four corners

of an election petition, as has been prescribed in Chapter I of Part VI of the

Act to Chapter V of the Act. At the risk of repetition it will have to be

reiterated that the enquiry under Section 10-A would be more or less of a

civil nature and therefore, the principles of preponderance of probabilities

alone would apply and it is relevant to note that even after the order of

disqualification, if any, is passed under Section 10-A, after following the

requirement of issuance of show-cause notice, receipt of reply, etc., there is

a further remedy available to the contesting candidate under Section 11 by

which the aggrieved candidate can demonstrate before the Election

Commission as to how the order of disqualification cannot stand and that it

has to be varied. Even if by invoking Section 11 of the aggrieved candidate

is not able to get his grievance redressed, the constitutional remedy under

Articles 32 and 226 of the Constitution is always available to question the

correctness of any order that may be passed by the Election Commission

under Section 10-A and 11 of the Act."

Xxxxxx

In the light of the above categorical statement made while holding that the

rule of law and free and fair elections are the basic features and facts of our

democracy. Article 324 should be interpreted in a wide perspective giving

power to the Election Commission which has to the recognized in a broad

sense and not in a narrow one. We fully approve of the submissions of Mr

Ashok Desai, learned Senior Counsel on the above lines and we have

already held that in order to ensure free and fair elections, the power vested

with the Election commission under Section 10-A read along with the other

provisions of the Act and the Rules, it should be held that the Election

Commission does possess the requisite powers under Section 10-A to hold

the necessary enquiry to ascertain the fact about the compliance of the

statutory requirements in the matter of submission of accounts of the lection

expenses, i.e. the true, correct and bona fide expenses and that such

expenses were within the prescribed limit of the Act.

33 The Apex Court while defining the powers of the Election

Commission and area of inquiry which is envisaged under Section 10-A has

largely relied upon the principle of preponderance of probabilities for the

Election Commission to conclude as to whether the candidate in question is

liable for a disqualification or not. The powers vested with the Election

Commission are wide.

34 As way back as in the year 1996, in the judgment of Common Cause

(supra), the Supreme Court had reiterated the powers of superintendence of

the Election Commission holding that the superintendence and control over

the conduct of an election include the scrutiny of all expenses incurred by a

political party. The expression "Conduct of election" being vide enough to

include in its sweep; the power to issue directions to the effect that the

political parties would submit to the Election Commission for a scrutiny, the

details of the expenditure incurred or authorized by the parties in connection

with the election of their respective candidates. The rule of presumption has

been envisaged in this concluding para. Direction 6 has been rightly

highlighted by the learned counsel for the respondent. It reads herein as

under:-

"That the expenditure, (including that for which the candidate is seeking

protection under Explanation I to Section 77 of the RP Act) in connection

with the election of a candidate - to the knowledge of the candidate or his

election agent - shall be presumed to have been authorized by the candidate

or his election agent. It shall, however, be open to the candidate to rebut the

presumption in accordance with law and to show that part of the expenditure

or whole of it was in fact incurred by the political purty to which he belongs

or by any other association or body of persons or by an individual (other

than the candidate or his election agent). Only when the candidate

discharges the burden and rebuts the presumption he would be entitled to the

benefit of Explanation I to Section 77 of the RP Act."

35 Submission of the learned senior counsel for the petitioner that this

expenditure (as has been referred in this direction 6) only refers to an

expenditure which has been incurred by a political party is a mis-

interpretation of this direction; expenditure includes all other expenditure as

well as that for which a candidate is seeking protection under Explanation 1

to Section 77 of the said Act. It very well includes all other expenditures as

well. This direction given in this judgment in fact lays down the rule of

presumption which is for the candidate to rebut. This presumption is a

mandate; the word used is "shall". Thus the presumption has necessarily to

be drawn against the candidate which the candidate can rebut. It is for the

candidate to rebut that such an expenditure has not been incurred either by

him or by his agent or authorized by him.

36 The Election Commission on a fact finding which was in terms of the

report submitted by the Committee on Paid News as also by the evidence

which had been led before it (which included the examination, cross

examination of 6 witnesses qua both the parties) had returned a fact finding

to the effect that the newspaper items in question disclosed that these

newspapers were in the nature of appeals to the public asking them to vote

for the petitioner; these articles promoted him; they were to his advantage;

the petitioner had knowledge about them; he had not denied them in his

cross-examination; his defence being that these newspaper articles had not

been published at his behest. Drawing the analogy of the rule of

presumption, it was for the petitioner to have rebutted this presumption and

to set up his case that these newspaper articles were neither for his benefit

and nor at his behest. He did not lead any such evidence on this score. The

Election Commission holding that there was an "implied authorization" by

the petitioner to publish these news items was thus a fair finding.

37 This Court also notes that the powers of superintendence as contained

in Article 226 of the Constitution are wide powers but at the same time these

powers have to be exercised with care and caution. Unless and until, there is

a wholesome perversity or obnoxiousity pointed out by the petitioner, this

Court should be slow in interfering in its writ jurisdiction. This is a well

settled proposition of law. This has been reiterated in several judgments.

The jurisdiction of this Court under Article 227 of the Constitution is only to

see whether the inferior Court or Tribunal has proceeded within its

parameters and not to correct an error apparent on the face of the record;

much less an error of law; it is not a reweighing the evidence upon which the

inferior Court have passed their decision. The Apex Court in 2010 (5) SCC

501 Mohd. Shahnawaz Akhtar and Anr. Vs. First Additional District Judge,

Varanasi & Others had inter-ali held as under:-

"5. In our view, the High Court has transgressed the limits of the jurisdiction under Article 226 of the Constitution of India by purporting to re-appreciate the evidence and coming to its own conclusion. The High Court has nowhere stated or concluded that the lower courts had committed an error of jurisdiction or that they had acted illegally and improperly. Further the high court failed to notice that a case of casual license was not pleaded or proved by Respondent No. 4. Therefore, it was not open to the High Court to make out a new case on behalf of the party in its writ jurisdiction under Article 226 of the Constitution".

38 The Election Commission after weighing all the evidence on the

principle of preponderance of probabilities which is mandated for an inquiry

under Section 10-A of the said Act and being distinct from a quasi criminal

proceedings which is the subject matter of proceedings under Section 8 (b)

of the said Act, had returned its finding. Being based on fair discretionary

principles and no perversity having been successfully pointed out by the

learned senior counsel for the petitioner, this Court is not inclined to interfere

with the impugned order. This Court is also not inclined to accept the

submission of the petitioner that the judgment of Rajiv Gandhi (supra) would

come in the way as impugned order has been passed qua a taint qua the

petitioner for the election period (i.e. between 2008 to 2013) and this order

having been passed in 2017 would have repercussion on the second election

for which the petitioner has been successfully elected. The judgment of

Rajiv Gandhi was for setting aside an election. If this proposition as has

been canvassed by the learned senior counsel for the petitioner is accepted, it

would make the provisions of Section 10-A of the said Act non-est and

redundant. The language of Section 10-A is clear. It mandates that the

disqualification incurred by a candidate has to be from the date of the order;

what effect it may or may not have on a subsequent election is not what has

to be taken into account.

39 The Apex Court in AIR 1971 SC 40 Union of India Vs. J.N. Sinha had

inter-alia noted as under:

"...if a statutory provision either specifically or by necessary implication

excludes the application of any law or of the principles of natural justice,

then the Courts cannot ignore the mandate of the Legislature or the statutory

authority and read into the concerned provisions the principles of natural

justice. In the present case, there is no question of imposition of any

punishment or stigma on the basis of any disciplinary proceedings against

the petitioner, as the disqualification contemplated by S.10A of the Act is a

necessary consequences flowing from the failure of the petitioner himself

from lodging the account of election expenses within the stipulated period

and in the prescribed manner. In fact, the impugned action is not an

adjudication of any dispute but the automatic result flowing from the non-

observance of the statutory provisions which stand incorporated in the Act of

the Parliament. Therefore, it is not the Election Commission which has

disqualified the petitioner but the petitioner has himself incurred the

disqualification under the statute. If a citizen wants to contest election for

Parliament or State Assembly, he is supposed to comply with the election law

and if by his acts of omission or commission, a disqualification follows, then

only he is to blame and none else. Therefore, all that is required to be done

by the Election Commission by exercising jurisdiction under S.10A is to pass

an order inviting the attention of the petitioner to the statutory provisions of

S.10A which are mandatory in nature and no separate reasons are required

to be recorded in the order. In fact, the reason for disqualification is inbuilt

in the order of disqualification issued under S.10A of the Act itself, that is,

failure to lodge the account of the election expenses. Beyond that the

parliament never intended the Election Commission to record any reasons.

This would be amply clear from the language employed by the Legislature in

the very next section, that is, S.11, where the duty has been cast upon the

Election Commission to record the reasons for the purpose of removing any

disqualification or for reducing the period of such disqualification. The

Parliament was fully alive and aware of the situation and thousands of

contesting candidates who failed to lodge account of election expenses

would necessarily and inevitably incur the disqualification on account of

their failure to lodge election expenses under S.10A of the Act and if for

some cogent and valid reasons shown by those candidates, the election

Commission later on decides to remove the disqualification or reduce it, it

will have to record its reasons."

40      Petition is without any merit. Dismissed.

41      Order be given dasti under signatures of the Court Master.



                                                    INDERMEET KAUR, J

JULY 14, 2017
A





 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

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

 
 
Latestlaws Newsletter