Citation : 2021 Latest Caselaw 519 Del
Judgement Date : 16 February, 2021
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Reserved on: 1st February, 2021
Decided on: 16th February,2021
+ CS(OS) 414/2020
DR. P. V. VIJAYARAGHAVAN & ORS. ..... Plaintiff
Represented by: Mr.Sudhir Nandrajog, Sr.Advocate
with Mr.Manish Kumar and
Mr.Piyush Kaushik, Advocate.
versus
M/S NITYAM SOFTWARE
SOLUTION PVT. LTD. & ORS. ... Defendant
Represented by: Mr.Abhimanyu Mahajan, Ms.Anubha
Goel and Mr.Mayank Joshi,
Advocates for Defendant Nos.1 and 2.
Mr.Jayant Bhushan, Sr.Advocate with
Mr.Ashish Choudhury, Mr.Dhruv
Surana, and Ms.Ravina Sharma,
Advocates for Defendant No.3.
Mr.Virag Gupta, Mr.Gaurav Pathak
and Mr.Surya Joshi, Advocates for
Defendant No.4.
Ms.Archana Pathak Dave, Advocate
for Defendant No.5.
Mr.Anukul Raj, Ms.Nitika Raj and
Mr.Diwaker Goel, Advocates for
Defendant No.6.
Mr.Sachin Mittal, Advocate for
Defendant No.7.
Mr.Arvind Nigam, Sr. Advocate with
Mr.Sidhant Nath, Advocate for
defendant No.8.
Signature Not Verified
Digitally Signed By:JUSTICE
CS(OS) 414/2020 Page GUPTA
MUKTA 1 of 25
Signing Date:16.02.2021
11:35:33
CORAM:
HON'BLE MS. JUSTICE MUKTA GUPTA
I.A.11814/2020 (under Order XXXIX Rule 1 and 2 CPC)
1.
The present suit has been filed by five plaintiffs namely Dr.P.V.Vijayaraghavan, Dr.Manish Dhawan, Dr.Swarnendu Samanta, Dr.Sandeep S.Adke and IOACON Patna 2023 (Bihar Orthopaedic Association) impleading Nityam Software Solution Pvt. Ltd. (in short 'Nityam'), EVote Technologies Pvt. Ltd. (in short 'EVote'), Dr.Ramesh Kumar Sen, Dr.Atul Srivastava, Dr.Naveen Thakkar, IOACON Lucknow 2020 (UP Orthopaedic Association), Indian Orthopaedic Association, through its President Dr.R.C. Meena and Dr.Atul Bahadur Singh, Chairman, Legal and Grievance Committee, Indian Orthopaedic Association as defendant Nos.1 to 8 respectively.
2. The prayers sought in the suit are a decree of declaration declaring the entire process of election of IOA and its purported result declared on 22nd November, 2020 by Dr.Ramesh Kumar Sen a nullity being illegal/malafide and not conducted in accordance with the constitution of IOA and the Executive Committee meeting held on 19th July, 2020; a decree of permanent injunction restraining the defendant Nos.1 to 6 permanently in any manner acting upon the outcome of election held between 1st November, 2020 to 21st November, 2020 and its result and direct an investigation in the matter by an independent agency or a retired judge of the Hon'ble Supreme Court or this Court to conduct an inquiry.
3. Briefly, in the plaint it is stated by the plaintiffs that on 19 th July, 2020 the meeting of the Executive Committee (EC) of the Indian Orthopaedic Association (in short 'IOA') was called for considering the conduct of the
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page GUPTA MUKTA 2 of 25 Signing Date:16.02.2021 11:35:33 elections for the year 2020 as per the Constitution of IOA. As the Vice President is the Election Officer responsible for holding IOA elections, accordingly in the said meeting Dr.Ramesh Kumar Sen, the Vice President was assigned the task of Chief Election Commissioner for conducting the IOA election online and the schedule of the IOA elections, 2020 was also announced.
4. Grievance of the plaintiffs in the present suit is that Dr.Ramesh Kumar Sen purportedly engaged Nityam to conduct the online elections of IOA 2020 in a complete unjust and mala fide manner, without following the procedure as decided in EC meeting on 19th July, 2020, and without verifying the antecedents of Nityam, there being allegations of cheating and fraud against Nityam. According to the plaint, the elections were purportedly conducted by EVote which was incorporated on 10 th September, 2020 after the date when the nomination forms were opened for the submission and the last date for withdrawal of nominations was also fixed. The election process started from 1st November, 2020 to 21st November, 2020 by online voting conducted through Nityam and EVote and within few minutes of the conclusion of the voting at 5.00 P.M. on 21 st November, 2020 Dr.Ramesh Kumar Sen notified that the election result will be declared on 22nd November, 2020 at 10.00 A.M. The link of this virtual meeting was not shared with some of the members of the EC including the President of IOA. According to the plaintiffs, the result of IOA Election-2020 was illegally and malafidely announced on 22nd November, 2020 and the difference in the votes as compared to the past results clearly shows the manipulation, tampering and forgery done with the votes.
5. The plaintiffs conducted scrutiny and found that there was a civil and
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page GUPTA MUKTA 3 of 25 Signing Date:16.02.2021 11:35:33 a criminal case pending against Nityam. Further EVote was incorporated on 10th September, 2020 thus had no past experience which was one of the pre- requisite conditions in the selection of the bidder. Dr.Ramesh Kumar Sen on 7th August, 2020 informed that the vendor had been selected, when admittedly EVote was not in existence. Despite the raw data of the elections along with the software was required to be handed over by Nityam and EVote to IOA office immediately, the same was not done suggesting of tampering with raw data and software.
6. The plaintiffs brought these facts to the attention of Dr.Atul Bahadur Singh, the Chairman, Legal and Grievance Committee of IOA on 27 th November, 2020, who also called for information however, the acting Secretary of IOA on 1st December, 2020 confirmed that firstly, no information regarding selection process of the vendor and copies of the tenders within the framework of IOA protocols and EC guidelines had been received till that date; secondly, no copy of the MOU with the vendor conducting the elections was received in IOA office till that date; thirdly, no payment had been made to the vendor conducting the elections from IOA; and fourthly, some data related to election was received on 28th November 2020 at 9.51 PM through the email from Dr.Ramesh Kumar Sen, Election Officer.
7. Faced with this situation the plaintiffs filed a complaint with the Cyber Cell, EOW, Delhi Police on 7th December, 2020 and filed the present suit as an emergent General Body Meeting of IOA was scheduled on 11 th December, 2020.
8. When this suit came up before this Court on 10 th December, 2020 after hearing learned counsel for the plaintiffs at length, this Court granted
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page GUPTA MUKTA 4 of 25 Signing Date:16.02.2021 11:35:33 time to defendants for filing the reply affidavits and rejoinder by the plaintiffs and in the meantime, defendant Nos.3, 4 and 7 were restrained from holding the emergent meeting scheduled for 11 th December, 2020 till the next date of hearing which interim order is continuing.
9. Learned Senior Counsel for the plaintiffs contends that despite in the meeting dated 19th July, 2020 it was agreed that the vendor would be one approved by the Government of India and initially Right2Vote was chosen by one of the Supervisors Dr.Shantaram Shetty however, Dr.Ramesh Kumar Sen claiming that since Right2Vote demanded 100% payment which was not agreed upon by IOA, chose Nityam to hold the elections. Nityam is admittedly not a Government of India approved vendor for conducting the elections and has a tainted past as noted above. Further there is no explanation why Nityam which had tainted antecedents was chosen for conducting the elections. Thus the quality of election was compromised by Dr.Ramesh Kumar Sen. The selection process of inviting bids for the vendor was also not transparent in the sense there is no contemporaneous record showing how the bids were invited from different vendors and how Nityam was zeroed down.
10. Learned counsel for the plaintiffs further contends that admittedly, details of IP numbers of voters as well as the time for voting were masked, which further confirms that data provided by Nityam and EVote is not free from suspicion. Although, it has been submitted that the said exercise was done to ensure privacy of voters, however, it remains undisputed that data was not supplied in encrypted form and the same was tinkered with. This masking of the IP address as well as stamp is contrary to the Nityam's standard practice. According to the standard practice of Nityam audit trail
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page GUPTA MUKTA 5 of 25 Signing Date:16.02.2021 11:35:33 data of the voter after masking only few characters of the IP address and the time stamp is provided to the client when requested for to protect the voter's identity and privacy. However, in this case not only few characters of IP address and time stamp were masked but the entire IP address and time stamp were masked. Further Nityam has claimed that on defendant No.7's request Nityam provided the voter list, unmasking the complete IP address and only minutes of the time stamp remained semi masked. Further the data was to be immediately provided however, Nityam did not provide the data immediately, thus not ruling out possibility of tampering in the voting which is evident by the results which are very different from the previous past.
11. It is further contended by learned counsel for the plaintiffs that though Dr.Ramesh Kumar Sen claims that Right2Vote was asking for 100% advance however, there is no document in this regard that it did not accede to the offer of 50% advance and 50% through bank guarantee. As a matter of fact on comparison of the rates it is evident that the Right2Vote was offering lower rates and was technically more qualified than Nityam. Further Dr.Ramesh Kumar Sen declined the offer of Nitym for an external auditor at an additional cost of ₹50,000 for the reasons best known to him. For the entire process Dr.Ramesh Kumar Sen has claimed that the same was through telephonic conversation and since contemporaneous records were not maintained, the version of Dr.Ramesh Kumar Sen is not beyond suspicion.
12. Learned counsel for the plaintiffs contends that though Dr.Ramesh Kumar Sen claims that the election data was sent to IOA by courier however, no courier receipt has been placed on record. Further the purported email dated 30th November, 2020 does not notify what datas were sent thereby raising doubts on the credibility of the data. Despite the fact
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page GUPTA MUKTA 6 of 25 Signing Date:16.02.2021 11:35:33 that payment of Nityam was to be made from IOA, Dr.Ramesh Kumar Sen claims that he has made payments from his personal accounts for the reasons best known to him. As per the email dated 13 th December, 2020 acknowledging the receipt of the pen drive claiming to be the data of election was received on 4th December, 2020, that is, 13 days after the elections were over. Despite a request by defendant No.7 on 24th November, 2020 to Dr.Ramesh Kumar Sen to deposit the data with IOA house the same was not furnished till 28th November, 2020 and Dr.Ramesh Kumar Sen on being asked by defendant No.8 to have the data sent within 24 hours, questioned about 24 hours timeline in handing over of the data.
13. Thus all the critical decisions have been taken telephonically with no contemporaneous records therein and the same is clearly departure from the established rules of IOA and in a self styled manner Dr.Ramesh Kumar Sen as Election Officer has conducted the elections. Reliance on behalf of Dr.Ramesh Kumar Sen on the decisions to contend that the courts will not interfere with the election process is not applicable to the present case as in the present case results have already been declared. Reliance is placed on the decisions reported as MANU/DE/2528/2015 Sanjeev Kumar and Ors. vs. Registrar of Co-Operative Societies and Ors.; MANU/DE/1488/2008 Narender Kumar Jain Vs. Govt. of NCT of Delhi and AIR 1969 Delhi 295 V.P. Singh vs Chairman, Metropolitan Council.
14. Learned counsel for Nityam and EVote contends that EVote which was incorporated only on 10th September, 2020 has nothing to do with the election process conducted by Nityam. The elections of defendant No.7 for the year 2020-2021 which is the subject matter of the suit has been conducted by Nityam. It is claimed that the EVote is one of the products of
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page GUPTA MUKTA 7 of 25 Signing Date:16.02.2021 11:35:33 Nityam and is an online web based election system, that is, SaaS (Software as a Service) platform. It is stated that the system of the Nityam is secure, transparent, easy to use and gives immediate and accurate voting result, saving valuable time and effort. It is denied that the Nityam has a tainted past record. In respect of the first election of Association of Surgeons of India (in short 'ASI') in 2017 one of the candidates had filed a suit even prior to the commencement of the e-voting process and the Madras High Court directed that the elections to be held for ASI be conducted by Nityam and was satisfied with the services of Nityam. As regards the second complaint of the unsuccessful candidate in relation to the elections of Indian Academy of Paediatrics, in the complaint filed before the Cyber Cell, Mumbai Police, no further action was taken as the complaint was frivolous and without any basis. In its reply affidavit, Nityam has also explained the procedure for conducting the elections through its platform and has claimed that the same is tamperproof. It is claimed that as per the standard practice, the data after masking a few characters of the IP address and a few characters of the time stamp is provided to the client when requested for, to protect the voter identity and privacy. It is necessary to mask the data for the reason the unmasked data would reveal the identity of the voter and for which candidate the said voter has cast its vote, which is in violation to the right of privacy of a voter. It is further claimed that masking of the voter details is similar to masking of credit cards details which is done to protect the misuse of the credit card. Nityam has stated that it is willing to file the unmasked data of the elections, that is, the audit trail of the candidates list and the voter list in a sealed cover, if directed by this Court.
Signature Not Verified
Digitally Signed By:JUSTICE
CS(OS) 414/2020 Page GUPTA
MUKTA 8 of 25
Signing Date:16.02.2021
11:35:33
15. Dr. Ramesh Kumar Sen, in his reply affidavit and arguments raised thereon claimed that the suit and application have been filed by the plaintiffs in gross abuse of the process of law and in suppression of material facts. It is claimed that the entire process of election of IOA for the year 2020-2021 has been held as per the Constitution and the Blue Book of Guidelines and Protocols of the Association as well as in terms of the Executive Committee meeting held on 19th July, 2020. It is further claimed that the plaintiffs never raised any objections nor leveled any allegations during the conduct of the elections and have challenged the election process malafidely only after some of the candidates lost the elections. It is further stated that without any requirement of having election observers in the Constitution of the defendant No.7 or the Blue Book laying down the guidelines, Dr.Ramesh Kumar Sen himself opted for three independent election observers who are of great repute namely Prof. Shantaram Shetty, Prof. Anil Jain and Prof. S.S. Yadav, however Prof. S.S. Yadav recused in view of the bereavement in the family and the entire election process was carried out in consultation and supervision of Prof. Shantaram Shetty and Prof. Anil Jain. In this regard the two election observers have written their email dated 30th November, 2020 to the defendant No.8 informing that Dr.Ramesh Kumar Sen has taken every step to see that the election is conducted quite transparently and accurately with perfection and that they were present in every virtual meeting from MoU stage to the final counting stage. The entire record pertaining to the election process and the emails sent by the election officers have been sent to defendant No.8, who in turn forwarded the same to Dr.Sandeep Kumar, Joint Secretary/Acting Secretary and Mr.Ramesh Pandey, Executive Officer on 28th November, 2020 and on 1st December,
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page GUPTA MUKTA 9 of 25 Signing Date:16.02.2021 11:35:33 2020 the entire data with respect to the entire election process has been sent by Dr.Ramesh Kumar Sen to IOA office.
16. The allegations by the plaintiff that the past record of Nityam was not verified, quotations not invited from vendors, cost before awarding contract was not negotiated or MoU not entered between the vendor are all denied by the Dr.Ramesh Kumar Sen. It is contended that as per the Constitution of IOA, Dr.Ramesh Kumar Sen being the Vice President and the future President is the Election Officer and for conducting the election it is not required to take any approval either from the present President or the Honorary Secretary. As per the Blue Book Guidelines and Protocols of Association it is clear that the Vice President shall be responsible for scrutiny of nominations, finalization of names of contestants, printing, distribution, collection of ballot papers and counting of votes. The dispute raised by the plaintiffs on the entire process of elections due to the difference in the votes being unprecedented is wholly unwarranted and the same cannot be the basis for quashing/setting aside the process of election. Reliance is placed on the decision in (2011) 13 SCC 774 Supreme Court Bar Association & Ors. vs. B.D.Kaushik.
17. Learned counsel for the defendant No.4 objects to the maintainability of the present suit on the ground that the candidates having taken part in the process of election, they cannot now be permitted to challenge the same or raise any doubt as to the election process.
18. Thus on the arguments advanced, the allegations of the plaintiffs qua Nityam and EVote are firstly, no MoU was signed between Nityam and IOA; secondly, EVote was incorporated on 10th September, 2020 when election process of IOA had already started and thus without any previous
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA10 of 25 GUPTA Signing Date:16.02.2021 11:35:33 experience, EVote could not have been assigned the job of performing the elections; thirdly, Nityam has a past tainted record and a civil and criminal case is pending against Nityam; fourthly, despite it having been resolved in the EC meeting dated 19th July, 2020 that a government approved vendor would be engaged to conduct the elections, Nityam was engaged which is not a government approved vendor; and fifthly, the raw data was not sent on time and when sent it was deliberately masked and concealed indicating tampering.
19. For the facts as stated on behalf of Nityam that the elections of the IOA were conducted by Nityam and not EVote, the contention of learned counsel for the plaintiffs that EVote was incorporated subsequent to the election process having started merits no consideration. According to learned counsel for Nityam one of the products of the Nityam is EVote which is an online web based election system that is SaaS (Software as a service) platform. The website of Nityam for the said product is www.evote.co.in and the registered trademark 'eVote', which is owned by Nityam.
20. As regards the allegations of the plaintiffs qua Nityam's tainted past record, it is stated that the first instance relates to the elections of the Association of Surgeons of India (in short 'ASI') in 2017 where a candidate filed a suit prior to the commencement of the e-voting process. However, the Madras High Court directed that the elections be held for which ASI availed the services of Nityam and was duly satisfied by Nityam's services. As regards the second incident it is stated that an unsuccessful candidate of the elections held for Indian Academy of Paediatrics in 2017 filed a complaint with the Cyber Cell, Mumbai Police and Nityam satisfactorily
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA11 of 25 GUPTA Signing Date:16.02.2021 11:35:33 supplied all the information to the Cyber Cell and thus no further steps were taken in the said complaint. Therefore, qua the alleged tainted past of Nityam, neither there is any finding by a Court nor has any charge-sheet been filed against Nityam to prima facie show that the credentials of Nityam warrant it to be unfit for conducting a fair and transparent election. On the basis of the two complaints filed, it cannot be held that the system of Nityam is not secure or transparent and that it did not give accurate voting results.
21. According to the Nityam, the step-by-step process involved in conducting the elections is as under:
(i) The photos and profiles of the candidates were provided by the Election Officers of the said election i.e. Defendant No. 3, Prof. Santaraman Shetty and Prof. Anil Jain ("Election Officers") to Defendant No. 1 who prepared the digital ballot papers.
(ii) After the digital ballot papers were reviewed and confirmed by the Election Officers, the same were tested by way of a mock election by the Election Officers.
(iii) Thereafter, all the Election Officers by their emails dated 31.10.2020 requested Defendant No. 1 to go-ahead with the election process.
(iv) To initiate the election, all Election Officers logged into the election officer panel and entered their respective usernames and passwords. After authentication, each Election Officer generated their own respective unique Election Start Key which Key was used to start the election and to encrypt the entire election data.
(v) After the Start Key was generated and applied by the Election Officers, the said software got automatically enabled on the election pre-set date and time.
(vi) Once the members of Defendant No. 7 had correctly entered their respective membership numbers and the captcha, the members were given an option to choose
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA12 of 25 GUPTA Signing Date:16.02.2021 11:35:33 whether they wanted the OTP to be delivered via email or SMS. After the valid OTP was applied, the digital ballot paper was opened for the voting process
(vii) Upon casting of the vote, an email/SMS confirming the successful voting was sent to the voter and also a confirmation message was shown on their screen which contained the public IP and the time stamp of their voting.
(viii) On 22.11.2020, during the virtual/online meeting, all the Election Officers logged into their election officer panel and after authentication, generated their respective Result Key and applied the same to initiate the automated process of decoding the encrypted election data. Upon completion of the decoding, the result was immediately generated and was displayed on the screen showing the votes received by each candidate.
22. Nityam has also stated about its past experience of providing the services of online elections, since the year 2014 and that it has held elections for number of associations such as Association of Medial Consultants, Karnataka State Obstetrics and Gynaecology Association, Indian Society of Assisted Reproduction, Indian Association of Paediatrics Surgeons, Urology Society of India, Association of Surgeons of India, Indian Academy of Paediatrics.
23. According to Nityam, in order to avoid mass voting from the same internet connection, Nityam is configured to validate only one public IP address which means that only one Public IP address can be used for casting vote throughout election process. According to Nityam raw data of the election is the encoded/encrypted and unprocessed data which cannot be understood by any human. The election data also consists of the Candidate Audit Trail and the Voter Audit Trail. The Audit Trail contains the time stamp of each vote in favour of the candidate however, the said data is not
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA13 of 25 GUPTA Signing Date:16.02.2021 11:35:33 given to anybody and everybody to protect voter identity and privacy. Therefore, after masking only few characters of the IP address and the time stamp, the data is provided to the client when requested for.
24. Plaintiffs also challenged the authenticity of the data by Nityam on the ground that the IP numbers of the voters as well as time were fully masked instead of masking few characters of the IP address and the time. Nityam has already explained that this masking was done to protect the identity of the voters and has submitted that the unmasked data can be provided to the Court. Whether the data was required to be fully masked or partially masked and/or due to masking the data completely whether there was manipulation can be gone into only during the course of trial. At this prima facie stage, this Court is of the opinion that if complete masking has been done to maintain the privacy of the voters, it cannot be held that the election process was marred in-dispute or that there was manipulation in the data.
25. One of main objection of the plaintiffs to the selection of Nityam as the vendor to conduct the IOA Election 2020-2021 is that in the meeting of the Executive Committee dated 19th July, 2020, it was decided that the elections would be conducted through a Government of India approved vendor and Nityam not being a Government of India approved vendor, the same is in violation of the decision dated 19 th July, 2020 and the same casts a serious doubt on the election process. The plaintiffs and Dr.Ramesh Kumar Sen have placed on record the Minutes of the meeting dated 19 th July, 2020, from which, it is evident that it was the suggestion of Dr.Ramesh Kumar Sen, that the election should be held by a Government of India approved vendor which was duly accepted. It is for this reason, in the first
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA14 of 25 GUPTA Signing Date:16.02.2021 11:35:33 meeting between the election observers and Dr.Ramesh Sen, it was agreed that Right2Vote which was a Government of India approved vendor be selected for conducting the elections. It was Dr.Ramesh Sen himself who volunteered to get elections conducted through government approved vendor and that he will have Elections Observers. Three independent Election Observers were appointed out of which one recused due to the bereavement in the family however, the two Election Observers were duly consulted at each step and action taken thereafter. The two reasons why the Dr.Ramesh Kumar Sen as an election officer and with the consent and approval of the two election observers discarded Right2Vote was that the Right2Vote was demanding 100% advance payment and when Dr.Ramesh Sen checked up from the office of the defendant No.7, it was informed that 100% payment could not be made in advance. Further, the cost of conducting elections by Right2Vote was more than that of Nityam. Hence Nityam was selected.
26. During the course of arguments, learned counsel for Dr.Ramesh Kumar Sen stated that the averment regarding Nityam not being a Government approved vendor is neither in the plaint nor in the application and hence no reply on this count has been given however, to clarify the facts Nityam has a 'Safe to Host' certificate by Indusface Pvt. Ltd. which is one of the auditors appointed by the Indian Computer Emerging Response Team (CERT-IN). Further Nityam also possesses a quality management system certificate. Thus Indusface Pvt. Ltd. has duly certified Nityam safe to carry out elections. It is thus evident that though not a Government of India approved vendor, Nityam has a certificate from the agency authorized to give certificates that the system of the Nityam is secure and thus, on this count, this Court cannot hold that the decision of Dr.Ramesh Kumar Sen
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA15 of 25 GUPTA Signing Date:16.02.2021 11:35:33 was violative of the Constitution of IOA or that the decision to choose Nityam as the vendor for elections, was not in conformity with the decision of the Executive Committee of IOA dated 19th July, 2020. Though learned counsel for the plaintiffs has addressed arguments that no payment has been made from the IOA's office and the payment to the vendor i.e. Nityam has been made by Dr.Ramesh Kumar Sen from his own account, which clearly shows manipulations, however, this Court, without finding any further material on this count, cannot return a finding that because Dr.Ramesh Kumar Sen has paid money to Nityam from his account and not from the Association's account, the election be set aside.
27. Relevant provisions of Blue Book which provide that the Vice Presidence shall be the Election Officer besides the protocol to be followed are reproduced hereinafter and there is no averment in the plaint that Dr.Ramesh Kumar Sen has violated any of these provisions while conducting the elections:
C. Vice-President:
i. xx xx xx
ii. xx xx xx
iii. xx xx xx
iv. He shall be the election officer for the I.O.A elections for
that year and shall obtain the full list of members of I.O.A from the Hon. Secretary.
v. He shall draw up a schedule for elections and get it printed in January and July issues of News Letter along with information of all vacant posts for which elections shall be due. The July issue shall also carry the notice of Elections and Nomination forms.
vi. He shall thereon be responsible for scrutiny of nominations, finalization of names of contestants, printing, distribution, collection of ballot papers and
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA16 of 25 GUPTA Signing Date:16.02.2021 11:35:33 counting of votes. He shall subsequently declare the results in the Annual General Body Meeting vii. xx xx xx.
viii. xx xx xx.
Protocol for Elections :
i. Election Officer: The Vice President shall be the election
officer for the year of his office. He shall maintain the highest degree of integrity in the conduct of this solemn duty.
ii. Schedule of Elections:
The Vice President shall build up a schedule of elections in consultation with President and Hon. Secretary‟. The schedule shall ideally be published in both the January and July issues of the News Letter along with the posts for which elections are to be held. The allotment of Executive members from each State Chapter depends upon the following formula.
74 members NIL 149 members 1 249 members 2 and above members 3 (maximum) The schedule for elections should be the following if IOACON is in 1st week of December.
a Last date for nomination forms to be sent along with announcement of election in July News Letter 10th August b Notice for registration of name of I.O.A. members for online voting by 21st August.
c Last date for receipt of nomination papers by election officer 31st August.
d Last date for informing list of contestants.
10th September e. Last date for withdrawal 20th September f Last date for sending sample ballot papers to all contestants (by E-mail) 30th September g. Last Date of receipt of approved ballot papers 10th October.
h. date of commencement of online voting 20th October end
of online voting 19th November
Signature Not Verified
Digitally Signed By:JUSTICE
CS(OS) 414/2020 Page
MUKTA17 of 25
GUPTA
Signing Date:16.02.2021
11:35:33
i. Counting of votes shall be before the start of IOACON, in
the IOA house.
(Representatives of contestants should be present during the counting. They should give an undertaking to abide by all the rules formed by the election officer, before the counting starts.
Results would be declared officially, during the GBM. j. Representation of Disputes regarding election process shall be entertained within one month of the official declaration of results in the Annual General Body Meeting. After this period no representation will be accepted.
k. Jurisdiction for the legal dispute would be only in Delhi.
28. Thus prima facie this Court is of the opinion that merely because two elections conducted by Nityam were challenged before the Court/ investigating agency, one prior to the commencement of elections and the other by an unsuccessful candidate, it cannot be held that Nityam has a tainted past so as to be excluded for being capable of conducting the elections. Further there is no requirement as per the Blue Book that elections of IOA are required to be conducted by a Government approved vendor. Further the decision of the Executive Committee based on the proposal of Dr.Ramesh Kumar Sen in the meeting dated 19th July, 2020 that the elections should be conducted by a Government approved vendor is satisfied as Nityam has a 'Safe to host' certificate from Indusface Pvt. Ltd., one of the auditors appointed by CERT-IN. Thus, considering the past experience of Nityam accompanied by a 'Safe to Host' certificate even if Nityam is not a Government approved vendor, it cannot be held that Nityam was disqualified from hosting the elections of the defendant No.7 Association. Further due to the two elections observers having stated that they were part of decision making in the entire election process, it is evident that it was not
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA18 of 25 GUPTA Signing Date:16.02.2021 11:35:33 Dr.Ramesh Kumar Sen who singularly took the decisions. The fact that no written MoU between IOA and Nityam has been placed on record, would not invalidate the election process. Considering the process of voting explained on behalf of Nityam, prima facie this Court finds that there is no material to come to the conclusion at this stage that Nityam has been instrumental in any illegal online election process which would warrant tampering and this issue will be required to be gone into in detail after the parties have led their evidence.
29. Further grievance raised by the plaintiffs is that the correspondence between Nityam and Dr.Ramesh Kumar Sen were from the personal email IDs of Dr.Ramesh Kumar Sen and not from the official email ID of Dr.Ramesh Kumar Sen. Even if Dr.Ramesh Kumar Sen has contacted Nityam from his personal ID being the election officer of the election, the same would not taint the process as vitiated. Grievance of the plaintiffs is also that no presentation was made by the selected vendors before finalization, however, the said fact is belied from the emails between Dr.Ramesh Kumar Sen and the two election observers, which shows, that three vendors were zeroed down and thereafter, demonstrations were taken.
30. Undoubtedly, all the contestants have given their certificates expressing their satisfaction to the manner in which the election is conducted and that all prerequisites were followed. According to learned counsel for the plaintiffs when the certificates were given contestants were under the bonafide belief that the election has been conducted as per the ECM dated 19th July, 2020 and all prerequisites were followed. It is further contended that these certificates do not give Dr.Ramesh Kumar Sen a right to hold the elections in an arbitrary, irregular and illegal manner. Indubitably,
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA19 of 25 GUPTA Signing Date:16.02.2021 11:35:33 Dr.Ramesh Kumar Sen as Election Officer was duty bound to ensure that the elections are held in a free, fair and transparent manner, however, the issues raised by the plaintiffs only create a suspicion and from the explanations rendered by Dr.Ramesh Kumar Sen and Nityam, prima facie no inference can be raised that the elections were not conducted in a free and fair manner.
31. The Division Bench of this Court in the decision reported as ILR (2013) V Delhi 3539 The Yatching Association of India vs. Boardsailing Association of India & Ors. categorically laid down that once the election process has commenced it must be concluded expeditiously as per its schedule and any legal challenge to the election must await the conclusion of the election. The Courts would normally pass orders only to assist completion of the elections and not to interdict the same. It was held:
20. The only question before us is whether the election process ought to have been interdicted once it has commenced. It is not necessary for us to examine the merits of the dispute between the parties. It is also not essential for us consider whether the Government Sports Code is mandatory or whether the elections being conducted conform to the sports code or not since those issues are pending consideration before the learned Single Judge.
21. The law in regard to interference by Courts with an election process is now well settled. Once an election process has commenced it must be concluded expeditiously as per its schedule and any legal challenge to the election must await the conclusion of the election. The courts would normally pass orders only to assist completion of the elections and not to interdict the same. In the case of Election Commission of India through Secretary v. Ashok Kumar : (2000) 8 SCC 216, the Supreme Court, inter-alia, held as under:--
"32. For convenience sake we would now generally sum up our conclusions by partly restating what the two Constitution Benches have
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA20 of 25 GUPTA Signing Date:16.02.2021 11:35:33 already said and then adding by clarifying what follows there from in view of the analysis made by us hereinabove:
1) If an election, (the term „election‟ being widely interpreted so as to include all steps and entire proceedings commencing from the date of notification of election till the date of declaration of result) is to be called in question and which questioning may have the effect of interrupting, obstructing or protracting the election proceedings in any manner, the invoking of judicial remedy has to be postponed till after the completing of proceedings in elections.
2). Any decision sought and rendered will not amount to "calling in question an election" if it subserves the progress of the election and facilitates the completion of the election. Anything done towards completing or in furtherance of the election proceedings cannot be described as questioning the election.
3). Subject to the above, the action taken or orders issued by Election Commission are open to judicial review on the well-settled parameters which enable judicial review of decisions of statutory bodies such as on a case of mala fide or arbitrary exercise of power being made out or the statutory body being shown to have acted in breach of law.
4). Without interrupting, obstructing or delaying the progress of the election proceedings, judicial intervention is available if assistance of the Court has been sought for merely to correct or smoothen the progress of the election proceedings, to remove the obstacles therein, or to preserve a vital piece of evidence if the same would be lost or destroyed or rendered irretrievable by the time the results are declared and stage is set for invoking the jurisdiction of the Court.
Signature Not Verified
Digitally Signed By:JUSTICE
CS(OS) 414/2020 Page
MUKTA21 of 25
GUPTA
Signing Date:16.02.2021
11:35:33
5). The Court must be very circumspect and act with caution while entertaining any election dispute though not hit by the bar of Article 329(b) but brought to it during the pendency of election proceedings. The Court must guard against any attempt at regarding, interrupting, protracting or stalling of the election proceedings. Care has to be taken to see that there is no attempt to utilise the court's indulgence by filing a petition outwardly innocuous but essentially a subterfuge or pretext for achieving an ulterior or hidden end. Needless to say that in the very nature of the things the Court would act with reluctance and shall not act except on a clear and strong case for its intervention having been made out by raising the pleas with particulars and precision and supporting the same by necessary material."
22. In the case of N.P. Punnuswami v. Returning Officer. Namakkal Constituency. Namakkal. Salem Dist. : AIR 1952 SC 64, the Supreme Court, inter-alia, considered the meaning of the word „election‟ as used in Article 329(b) of the Constitution of India which provided that no election to the Parliament would be called in question except by a election petition. The Supreme Court observed that the word „election‟ had acquired a wide and a narrow meaning. While in the narrow sense it could mean the election of a candidate. In the wider sense, the word „election‟ could encompass the entire electoral process culminating, in declaring the election of a candidate. The Court summed up its conclusions as under:--
"16. The conclusions which I have arrived at may be summed up briefly as follows:
(1). Having regard to the important functions which the legislatures have to perform in democratic countries, it has always been recognized to be a matter of first importance that elections should be concluded as early as possible according to time-schedule and all controversial matters and all disputes arising out of elections
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA22 of 25 GUPTA Signing Date:16.02.2021 11:35:33 should be postponed til! after the elections are over, so that the election proceedings may not be unduly retarded or protracted.
(2). In conformity with this principle, the scheme of the election law in this country as well as in England is that no significance should be attached to "anything which does not affect the election; "and if any irregularities are committed while it is in progress and they belong to the category or class which, under the law by which elections are governed, would have the effect of vitiating the "election" and enable the person affected to call it in question, they should be brought up before a special tribunal by means of an election petition and not be made the subject of a dispute before any Court while the election is in progress." In the case of Supreme Court Bar Association v. B.D. Kaushik : (2011) 13 SCC 774, the Supreme Court has expressed a similar view as under:
"43. It hardly needs to be emphasized that in any Body 1952 once governed by democratic principles, no member has a right to claim an injunction so as to stall the formation of the governing body of the Association. No such right exists in election matters since exercise of a right conferred by a rule is always subject to the qualifications prescribed and limitations imposed thereunder......
xxxxxxxxxxxxxxxx "60. Further, the appellants had rightly pointed out to the learned Judge that election process had already started and, therefore, injunction, as claimed, should not be granted. Since this Court has authoritatively laid down that election process has started the courts should not ordinarily interfere with the said process by way of granting injunction. The argument advanced by the appellants that election process having started, the injunction should not be granted is dealt the plaintiffs
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA23 of 25 GUPTA Signing Date:16.02.2021 11:35:33 have not prayed for injunction against the election process."
23. The principles of law relating to election of candidates under the Representation of People Act, 1951 have been extended to elections in general also. In the case of Shri Sant Sadguru (supra), the Supreme Court while considering a case of elections to the Managing Committee of a society registered under the Maharashtra Cooperative Societies Act, 1960 reiterated the settled law as under:--
"12. In view of our finding that preparation of the electoral roll being an intermediate stage in the process of election of the Managing Committee of a specified society and the election process having been set in motion, it is well settled that the High Court should not stay the continuation of the election process even though there may be some alleged illegality or breach of rules while preparing the electoral roll. It is not disputed that the election in question has already been held and the result thereof has been stayed by an order of this Court, and once the result of the election is declared, it would be open to the appellants to challenge the election of the returned candidate, if aggrieved, by means of an election petition before the Election Tribunal."
32. It is thus evident that not only elections to the positions as contemplated under the Constitution of India but even to the Societies, Associations etc. should not be normally interdicted once the election process is started. According to learned counsel for the petitioner since election result has been declared, the election process is complete and there is now no bar in granting injunction. However, as noted above, though the number of votes received by each candidate have been declared, however the result has not been formally declared as was to be done in the meeting dated 11th December, 2020 which has been stayed by this Court.
Signature Not Verified
Digitally Signed By:JUSTICE
CS(OS) 414/2020 Page
MUKTA24 of 25
GUPTA
Signing Date:16.02.2021
11:35:33
33. In view of the discussion above, this Court finds no prima facie case in favour of the plaintiffs to grant an interim injunction at this stage.
Application is according dismissed.
(MUKTA GUPTA) JUDGE FEBRUARY 16, 2021 'vn'
Signature Not Verified Digitally Signed By:JUSTICE CS(OS) 414/2020 Page MUKTA25 of 25 GUPTA Signing Date:16.02.2021 11:35:33
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!