Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Lalit Sharma And Ors vs Union Of India And Ors
2025 Latest Caselaw 3341 Del

Citation : 2025 Latest Caselaw 3341 Del
Judgement Date : 22 May, 2025

Delhi High Court

Lalit Sharma And Ors vs Union Of India And Ors on 22 May, 2025

Bench: Prathiba M. Singh, Navin Chawla, C. Hari Shankar
                          $~1 (FB)
                          *     IN THE HIGH COURT OF DELHI AT NEW DELHI
                                                              Date of Decision: 22nd May, 2025
                          +         W.P.(C) 10363/2021 & CM APPL. 31566/2025
                                LALIT SHARMA AND ORS.                       .....Petitioners
                                               Through: Ms. Ramandeep Kaur, Mr. Aniket
                                                          Vashisht, Mr. Raghavan Udya, Ms.
                                                          Monica Chauhan & Ms. Ruchi, Advs.
                                                          for Application in CM APPL.
                                                          31566/2025.
                                               versus
                                UNION OF INDIA &ORS.                        .....Respondents
                                               Through: Mr. T. Singhdev, Mr. Tanishq
                                                          Srivastava & Ms. Anum Hussain,
                                                          Advs. for BCD.
                                                          Mr. Anshu Davar, Adv. for
                                                          Chairperson,      Shahdara         Bar
                                                          Association.
                                CORAM:
                                JUSTICE PRATHIBA M. SINGH
                                JUSTICE NAVIN CHAWLA
                                JUSTICE C. HARI SHANKAR
                          Prathiba M. Singh, J. (Oral)

1. This hearing has been done through hybrid mode. CM APPL. 31566/2025 (for directions)

2. In the present writ petition, directions have been issued from time to time, in respect of conduct of elections to the Delhi High Court Bar Association as also the various Bar Associations in the District Courts. Vide order dated 21st February, 2025, finally, elections were fixed for being conducted in all Courts simultaneously on 21st March, 2025.

3. The elections to all the Bar Associations were concluded on 21st March, 2025, except in respect of the Saket Bar Association and the Shahdara Bar Association, which were called off due to various reasons. Subsequently,

the elections to the Saket Bar Association were successfully held on 9th May, 2025 and the elections to the Shahdara Bar Association are scheduled to take place on 24th May, 2025.

4. The present application has been filed by - Mr. Deepanshu Mudgal under Section 151, CPC, seeking directions for implementation of the biometric verification process in the elections to the Bar Council of Delhi (hereinafter, 'the BCD').

5. The application has been filed by the Applicant stating that the elections to the BCD are due to be held in the next six months and that the biometric verification process ought to be implemented for the same.

6. In the opinion of this Court, the scope of the present writ petition pertains to elections to the various Bar Associations in Delhi as is clear from a reading of the judgment dated 19th March, 2024.

7. As stated above, the elections to all the Bar Associations in District Courts and in the Delhi High Court have been conducted except the Shahdara Bar Association which is scheduled on 24th May, 2025.

8. Since the elections to the Bar Council of Delhi are not the subject matter of this petition, the application is disposed of with the direction that the Applicant is free to avail of the remedies in accordance with law. W.P.(C) 10363/2021

9. Pursuant to the several orders passed by this Court for the elections to the Shahdara Bar Association scheduled to be held on 24th May, 2025, a report has been received from Justice Talwant Singh (Retd.), Chairperson of the Election Committee (hereinafter, 'the Chairperson'), informing the Court that in compliance with the order dated 20th May, 2025, passed by this Court, Mr. D.D. Pandey, contesting for the post of Secretary in the Shahdara Bar

Association has deposited the said amount of Rs.65,000/-.

10. However, due to his candidature, the recalibration of the Electronic Vending Machines (hereinafter, 'EVMs') had to be undertaken and the costs for the election has increased by Rs.1,05,000/-.

11. The said report also states that two other candidates i.e., Ms. Lekha Saroj Gautam and Mr. P.S. Tomar approached the Election Committee yesterday i.e., on 21st May, 2025 after 2:00 p.m. seeking to deposit the sum of Rs.65,000/- and consequently be permitted to contest for the elections to the Shahdara Bar Association.

12. Insofar as the said two candidates are concerned, they had already filed an application i.e., C.M. APPL. No. 30152/2025 which was listed before this Court on 16th May, 2025. On the said date, the Court had clearly held that without deposit of the sum of Rs. 65,000/-, their candidature would remain disqualified.

13. At that stage, when the Court was hearing the matter, the said candidates were given the option to deposit the said amount. However, the Applicants had clearly represented that they do not wish to deposit the same. The relevant paragraphs of the said order reads as under:

"13. However, the Ld. Counsel for the Applicants submits that the three Applicants were not present before the Court on 8th May, 2025 and had not given their consent. This statement is taken on record. In elections of this nature where directions were issued, after hearing in open Court, that too with a large number of persons attending the hearing physically and virtually, all the candidates were aware of the directions issued. No objection was raised by anyone in respect of the direction to deposit Rs.65,000/-.

14. Upon query from this Court, the Applicants have submitted that they are not willing to deposit the said amount of Rs. 65,000/-. In fact, Applicant No.2 is not even a candidate in the elections to the Shahdara Bar Association. Thus, the Court is not inclined to revisit the order dated 8th May, 2025. Accordingly, the candidates, who are not willing to deposit the money shall stand disqualified from contesting the elections to the Shahdara Bar Association"

14. Thus, at this stage, when the elections are scheduled to be held after 2 days, no further deposit and addition of candidates can be permitted, considering that the same would require recalibration of EVMs as the elections are scheduled on 24th May, 2025. This is more so in view of the fact that these two candidates were given an opportunity to deposit the sum of Rs. 65,000/- on 16th May 2025 which they had declined. Moreover, allowing these two candidates at this stage may put the entire election process itself in jeopardy as re-calibration of EVMs would be required and the Delhi University is then seeking that the elections be postponed. The relevant portion of the report is set out below:

"5. It is further brought to the notice of the Hon'ble Court that two disqualified candidates, namely, Ms. Lekha Saroj Gautam and Mr. RS. Tomar, had approached the Election Committee after 2:00 PM today, i.e., on 21.05.2025, for allowing them to deposit Rs.65,000/- each and to permit them to contest the elections. These two candidates were Applicant Nos. 1/ Mrs. Lekha Saroj Gautam and 3/ Mr. P.S. Tomar in C.M. APPL. No. 30152/2025 that was listed on 16.05.2024, when this Hon'ble Court was pleased to dismiss the said application because they categorically declined to deposit Rs. 65,000/- each, as directed by the Hon'ble Court. Under these circumstances the said

request of the aforementioned two candidates was rejected in view of the order dated 16.05.2025.

6. If is pertinent to mention here that it will be very difficult for the EVM Team of Delhi University to further recalibrate the EVM machines and to get the stickers containing names, ballot numbers and photographs of the candidates reprinted for pasting them on the EVM machines at the last hour due to paucity of time. Further, this will incur additional expenses that the Election Committee of Shahdara Bar Association is not able to bear due to paucity of funds."

15. Under these circumstances, the candidature of these two candidates shall stand rejected. The report of the Chairperson is taken on record.

PRATHIBA M. SINGH JUDGE

NAVIN CHAWLA JUDGE

C. HARI SHANKAR JUDGE

MAY 22, 2025/Rahul/ss

 
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