Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Rizwan Arshad vs Election Commission Of India
2023 Latest Caselaw 2259 Kant

Citation : 2023 Latest Caselaw 2259 Kant
Judgement Date : 18 April, 2023

Karnataka High Court
Rizwan Arshad vs Election Commission Of India on 18 April, 2023
Bench: Chief Justice, M.G.S. Kamal
                                           -1-
                                                      WA No. 405 of 2023




                                                                   R

                      IN THE HIGH COURT OF KARNATAKA AT BENGALURU

                          DATED THIS THE 18TH DAY OF APRIL, 2023

                                        PRESENT
                 THE HON'BLE MR PRASANNA B. VARALE, CHIEF JUSTICE
                                           AND
                           THE HON'BLE MR JUSTICE M.G.S. KAMAL
                          WRIT APPEAL NO. 405 OF 2023 (GM-RES)


                BETWEEN:

                1.     RIZWAN ARSHAD
                       S/O SRI R.Q. ARSHAD
                       AGED ABOUT 42 YEARS
                       R/AT NO 24 SRI VATREVU APARTMENTS
                       FLAT NO G2, BENSON CROSS ROAD
                       BENSON TOWN
                       BENGALURU - 560 001.
Digitally signed
by K P           2.    BIBI HAJIRA
SWETHA
                       S/O MOHAMMED JABBER
Location: HIGH
COURT OF               AGED ABOUT 30 YEARS
KARNATAKA
                       R/AT NO 11/1 COOKS ROAD
                       18 NEHRUPURAM
                       SHIVAJINAGAR
                       BANGALORE NORTH
                       BANGALORE GPO
                       BANGALORE - 560 001.

                3.     ABDUL LATEEF
                              -2-
                                   WA No. 405 of 2023




     S/O ABDUL AZEEZ
     AGED ABOUT 52 YEARS
     R/AT No.9, COOKS ROAD
     IB BHARATHINAGAR
     SHIVAJINAGAR
     BANGALORE - 560 001.

4.   MEHNAZ
     D/O S.K. ASLAM
     AGED ABOUT 24 YEARS
     R/AT No.17 K NO 5TH STREET
     SEEPINGS ROAD
     SHIVAJINAGAR
     BANGALORE NORTH
     H.K.P ROAD
     BANGALORE - 560 001.

5.   SHOAIB KHAN
     S/O ABDUL SATTAR
     AGED ABOUT 41 YEARS
     R/AT 89F, THIMMAIAH ROAD
     NEHRUPURAM
     SHIVAJINAGAR
     BANGALORE NORTH
     BANGALORE - 560 001.

6.   SYED AMEEN
     S/O S.K. ASLAM
     AGED ABOUT 26 YEARS
     R/AT # SEPPINGS ROAD
     SHIVAJINAGAR
     BANGALORE NORTH
     BANGALORE - 560 001.

7.   AYISHA SULTHAN
     W/O S.K. ASLAM
                           -3-
                                      WA No. 405 of 2023




     AGED ABOUT 47 YEARS
     R/AT 17B K NO 5TH STREET
     NEHRUPURAM
     BHARTHINAGR
     BANGALORE
     BANGALORE - 560 001.

8.   SEEMAKHANUM
     W/O SHOAIB KHAN
     AGED ABOUT 33 YEARS
     No. 89E, THIMMA THIMMAIAH ROAD
     NEHRUPURAM
     SHIVAJINAGAR
     BANGALORE NORTH
     BANGALORE - 560 001.

9.   SADIYABANO
     D/O NISAR S.K.
     AGED ABOUT 36 YEARS
     NO 4/1 GROUND FLOOR
     MUTHAYALAMMA B STREET
     SEEPINGS ROAD CROSS
     BANGALORE NORTH
     BANGALORE - 560 001.

10. H. RIYAZ AHMED
    S/O R ABDUL AHMED
    AGED ABOUT 63 YEARS
    R/AT 15 E NO 3RD STREET
    SHIVAJINAGAR
    BANGALORE - 560 001.

11. A. ASHRAF PASAH
    S/O ABDULLA
    AGED ABOUT 55 YEARS
    No.3 HKP ROAD CROSS
                              -4-
                                    WA No. 405 of 2023




    SHIVAJINAGAR
    BANGALORE - 560 001.

12. AQILFARUQI
    S/O ABDUL KHALIQ
    AGED ABOUT 56 YEARS
    R/AT 5 E NO 5TH STREET
    SHIVAJINAGAR
    BANGALORE - 560 051.

13. A FARIAN TAJ
    D/O ASHRAF PASHA
    AGED ABOUT 33 YEARS
    NO HKP CROSS
    SHIVAJINAGAR
    BANGALORE - 560 051.

14. YASMEEN BEGUM
    D/O FIDHA HUSSAIN
    AGED ABOUT 21 YEARS
    1, SLATAR HOUSE C ROAD
    SHIVAJINAGAR
    BANGALORE
    BANGALORE - 560 051.

15. SAYEEDA BEGUM
    W/O FIDA HUSSAIN
    AGED ABOUT 63 YEARS
    5C STREET, H.K.P ROAD
    SHIVAJINAGAR
    BANGALORE - 560 051.

16. ABDUL KHADEER KHAN
    S/O IMADULLAH KHAN
    AGED ABOUT 41 YEARS
    NO 4 SLOUGHTER HOUSE C STREET
                             -5-
                                      WA No. 405 of 2023




    HKP ROAD
    SHIVAJINAGAR
    SHIVAJINAGAR
    BANGALORE - 560 051.

17. SYED NAUSHAD PASHA
    S/O SYED AMEER PASHA
    AGED ABOUT 45 YEARS
    No. 10 SLOUGHTER HOUSE B STREET
    SHIVAJINAGAR
    BANGALORE - 560 051.

18. S. SHUAIB AHMED
    S/O N SAGEER AHMED
    AGED ABOUT 21 YEARS
    NO 22 E NO 7TH STREET
    HKP ROAD CROSS
    SHIVAJINAGAR
    BANGALORE - 560 051.

19. ABDUL JABBAR
    S/O ABDUL REHMAN
    AGED ABOUT 51 YEARS
    NO 38, COCK BURN ROAD
    SHIVAJINAGAR
    BANGALORE NORTH
    BANGALORE - 560 051.

20. MAQBOOL JAN
    W/O BASEER AHMED
    AGED ABOUT 79 YEARS
    No.14/1 COOKS ROAD
    2ND CROSS
    THIMMAIAH ROAD
    SHIVAJINAGAR
    BANGALORE - 560 051.
                           -6-
                                      WA No. 405 of 2023




21. NISAR AHMED
    S/O ABDUL KHADER
    AGED ABOUT 69 YEARS
    NO 7/8, E NO 4TH STREET
    SHIVAJINAGAR
    BANGALORE - 560 051.

                                           ...APPELLANTS
(BY SRI. SHASHI KIRAN SHETTY, SENIOR ADVOCATE
    SRI. KIRAN J., ADVOCATE)

AND:

1.   ELECTION COMMISSION OF INDIA
     NIRVACHANASADAN
     ASHOKA ROAD
     NEW DELHI - 110001
     REP. BY SECRETARY.

2.   THE CHIEF ELECTORAL OFFICER
     NIRVACHANA NILAYA
     SHESHADRI ROAD
     BENGALURU - 560 009.

3.   ELECTORAL REGISTRATION OFFICER
     SHIVAJINAGAR ASSEMBLY
     CONSTUTUENCY BBMP BUILDING
     QUEENS ROAD
     SHIVAJI NAGAR
     BENGALURU - 560 051.

                                         ...RESPONDENTS
(BY SRI. K.N. PHANINDRA SENIOR AVOCATE FOR
    SRI. DODAWAD SHARASCHANDRA RAMESH, ADVOCATE
FOR R1 TO R3)
                                  -7-
                                                 WA No. 405 of 2023




     THIS WRIT APPEAL IS FILED UNDER SECTION 4 OF THE
KARNATAKA HIGH COURT ACT PRAYING TO ALLOW THE
APPEAL BY SETTING ASIDE THE ORDER DATED:05.04.2023
PASSED BY THE LEARNED SINGLE JUDGE IN WP No.7025/2023
(GM-RES).    b)    GRANT    RELIEF     AS    SOUGHT       FOR   IN   WP
No.7025/2023.

     THIS APPEAL COMING ON FOR PRELIMINARY HEARING,
THIS DAY, CHIEF JUSTICE DELIVERED THE FOLLOWING:

                            JUDGMENT

This writ appeal is filed against the order dated

05.04.2023 passed in W.P.No.7025/2023 (GM-RES)

rejecting the writ petition of the appellants.

2. The above writ petition has been filed by the

appellants herein seeking:

(a) quash of the paper publication dated 22.03.2023 published in the English Newspaper "The New Indian Express" on the ground of the same being arbitrary, illegal and in contravention of the Representation of People Act, 1950, Registration of Electors Rules, 1960, (`Act 1950' and `Rules 1960' for short) Instructions and Circulars issued by Election Commission of India;

WA No. 405 of 2023

(b) for a direction to declare the action of the respondents in issuing paper publication is contrary to the order dated 14.03.2023 passed in W.P.No.3592/2023 and connected cases, and;

(c) for a direction to the respondents to make a separate list for Absentees, Shifted and Dead (ASD List) in accordance with the handbook issued by the respondents to all the Returning Officers.

3. It is the case of the appellants/writ petitioners

that:

(a) Respondent No.3 -Electoral Registration Officer had conducted periodical revision of electoral roll for Shivajinagar Constituency, which is a continuous process and the same was done upto 04.10.2022. That upon the representation by certain local residents made on 11.10.2022 to the Election Commission of India alleging inclusion of illegal and unauthorised voters in the Shivajinagar Constituency and for necessary action thereto, names of 231 people came to be deleted in the final voters list dated 15.01.2023.

(b) That a list of 9195 `displaced' as well as 1847 `deceased' electors was prepared without

WA No. 405 of 2023

application of mind as per the information given by Booth Level Officers who purportedly acted at the instance of third parties. That based on certain media reports and complaints with regard to collection of voters data the Election Commission of India appointed Regional Commissioner to conduct enquiry and to submit a report. Based on the report of the Regional Commissioner, Election Commission of India had issued direction to the Chief Secretary and CEO, Karnataka ensuring adherence to directions for the purpose of `deletion' and `addition' of names in the electoral rolls after 01.01.2022 in three constituencies including Shivajinagar.

(c) That the Election Commission of India published integrated draft electoral rolls on 09.11.2022 in respect of Shivajinagar constituency. That certain representations were given on 11.10.2022, 19.10.2022, 30.11.2022, 19.12.2022 alleging existence of names of 26000 illegal voters in the electoral rolls. That the special drives were conducted on the basis of directions issued by Election Commission of India. The Election Commission fixed 24.12.2022 as last date for filing of objections and 06.01.2023 to be

- 10 -

WA No. 405 of 2023

the date for disposal of such claims and objections. That the names of petitioners were also wrongly shown in the list of `shifted persons' and were issued with notices albeit to wrong addresses. That upon filing of objections by the petitioners their names were retained in the list.

(d) That writ petitions in W.P.No.3592/2023 and W.P.No.2632/2023 were filed in respect of the issue pertaining to electoral rolls concerning Shanthinagar Constituency and Shivajinagar Constituency. That the petitioners had sought to implead themselves in the said writ petition. That by a common order dated 14.03.2023 the said writ petitions were disposed directing the Commission to undertake the exercise which they had already undertaken in respect of 8281 voters identified as `shifted' and 1847 voters identified as `dead' and to take the said process to the logical conclusion in consonance with Act 1950, Rules 1960, Guidelines and Circulars particularly with reference to Rule 21A of the Rules, 1960 and to conclude said exercise on or before 26.03.2023.

- 11 -

WA No. 405 of 2023

(e) That in contravention to the directions contained in the aforesaid order dated 14.03.2023 passed in the above writ petitions, respondents had issued paper publication dated 22.03.2023 English newspaper "The New Indian Express" calling for objections for deletion of names of 8281 electors in the final voters list dated 15.01.2023.

(f) That the petitioner No.1 on going through the said list in the newspaper found the names of petitioners 2 to 20 and accordingly approached this Court by filing the present writ petition challenging the action of the respondents in issuing paper publication for deletion of names and seeking reliefs as noted above.

4. Learned Single Judge taking note of the

submissions made on behalf of appellants/petitioners in

furtherance to writ petition and submissions made in

justification of issuance of the paper publication by the

respondents, by impugned order dated 05.04.2023 even

while rejecting the writ petition directed respondent-

commission to take corrective measures in respect of

- 12 -

WA No. 405 of 2023

appellant No.1/petitioner No.1 and take it to its logical

conclusion. Being aggrieved by the said rejection of the

writ petition the present appeal by the

appellants/petitioners.

5. Sri.Shashi Kiran Shetty, learned Senior Counsel

appearing for appellant/petitioners apart from reiterating

the grounds urged in the memorandum of appeal

emphatically submitted that:

(a) once a final electoral roll is issued under

Section 21 of the Act, 1950 and Rule 21A of the

Rules 1960 there cannot be any addition or

deletion of the names therefrom.

(b) If in the event the Registration Officer

deems it appropriate to delete any name he

shall strictly adhere to the procedure prescribed.

That the respondent authorities without

adhering to the Act, Rules, Guidelines or

Circulars even as directed in terms of the

- 13 -

WA No. 405 of 2023

common order dated 14.03.2023 passed in

W.P.No.3592/2023 connected with

W.P.No.2632/2023 had proceeded to issue

impugned paper publication listing the names of

voters for deletion from the electoral roll.

(c) No notices have been served on the persons

whose names are published in the said paper

publication. No enquiry as contemplated under

law has been conducted. That the entire

exercise is arbitrary and illegal.

(d) Drawing attention of this Court to paragraph

8.1 of the affidavit filed by the Director (Law),

Election Commission of India before the Hon'ble

Apex Court in Writ Petition (c) No.1253/2021,

learned Senior counsel submits that the

Commission had issued a specific direction to

`prevent wrongful deletion of names' from the

electoral roll, in that it was emphasized that in all

cases a notice must be issued to the elector and

- 14 -

WA No. 405 of 2023

must be duly served on him and in cases where

elector is not found at the address, service must

be done by affixture in the presence of two

witnesses and in the case of death, a certificate

or a statement of relatives, friends or neighbours

could be accepted in lieu of proof of service of

notice. That after the final publication of rolls,

no suo moto deletion shall be done in the

election year. That the deletion could be made

only on the basis of Form No.7 or on the basis of

request for deletion.

(e) That issuance of paper publication in English

language as sought to be done in the instant

case would be of no avail as most of the electors

are not conversant with the English language

and the publication if any ought to have been in

regional language as provided under Electoral

Manual 2016.

- 15 -

WA No. 405 of 2023

(f) That in the situation at hand, all that is

required to be done as a way forward is to

prepare a separate list of Absentee, Shifted,

Dead, (ASD list) as provided under the handbook

issued by the respondent to all the returning

officers.

(g) Learned counsel relies upon the following

Judgments:

(i) Anoop Baranwal Vs Union of India reported in 2023 SCC Online SC 216 - para 94, 148, 149

(ii) A Subair Vs State of Kerala reported in (2009)6 SCC 587 -para 9, 11

(iii) Kabul Singh Vs Kundan Singh reported in (1969) 2 SCC 452 - para 8

(iv) Laxmikant Bajpai Vs Haji Yaqoob and others reported in (2010) 4 SCC 81 - para 20, 21

(v) Darla Ram Devi and others Vs Government of Andhra Pradesh and others in W.P.No.619/2009

(vi) Ramesh Chennithala Vs Election Commission of India and others reported in 2021 SCC Online Ker 1553 - para 9(x)

Thus seeks for allowing of the appeal and to grant

the reliefs sought for in the writ petition.

- 16 -

WA No. 405 of 2023

6. Per contra, Sri.K.N.Phanindra, learned Senior

counsel appearing for Sri.Dodawad, learned counsel for

respondent-Commission questioned the very

maintainability of the writ petition on the ground of locus

standi of the appellants/petitioners. He also emphatically

justified actions of the respondent -commission.

On the aspect of maintainability of writ petition

learned Senior counsel submitted:

(a) That the appellants/petitioners have no locus

standi to maintain the writ petition inasmuch as

their personal grievance, if any, had been

addressed and their names have been retained in

the electoral rolls;

(b) That the writ petition is neither in the nature

of public interest or of representative character.

None of electors whose names are found in the

paper publication are before this Court. As such

- 17 -

WA No. 405 of 2023

the petitioners cannot be heard on the grievance

of the persons who are not before the Court.

(c) On merits of the case learned Senior counsel

submits that after the ground verification by the

Booth Level Officers, 11000 names were

identified either as `dead' or `shifted' from the

constituency. 9195 out of 11000 names were

identified as `shifted voters' to whom notices

have been issued through Registered Speed Post.

Out of which 914 voters responded to the notice

confirming that they are staying in the

constituency. As such their names have been

retained in the electoral roll. Remaining notices

have been returned with the postal endorsement

"Addressee Left". Apart from issuing of notices

mahazar was conducted by going to the

respective houses of the electors and mahazar

was drawn in the presence of

neighbours/witnesses.

- 18 -

WA No. 405 of 2023

(d) That in the order dated 14.03.2023 passed in

W.P.No.3592/2023 connected with

W.P.No.2632/2023 this Court taking note of the

aforesaid facts had directed the Commission to

take the process to its logical end in respect of

8281 voters who were identified as `shifted' and

1847 voters who were identified as `dead'.

(e) He further submits that since the exercise of

issuance of notice had commenced long before

filing of the writ petitions, which had returned

with postal endorsement "Addressee Left", in

view of the directions issued in the aforesaid

order dated 14.03.2023, as a matter of abundant

caution and additionally to ensure compliance

with the rules of natural justice, though not

provided either under the Act 1950 or Rules

1960, the Commission thought it appropriate to

issue paper publication. Accordingly, paper

publication was issued on 22.03.2023.

- 19 -

WA No. 405 of 2023

(f) That despite issuance of notices and paper

publication except the petitioners not a single

person has approached either the authority

concerned or the Court contesting the

exercise/action being taken by the respondent

authorities.

(g) That in view of the impugned order dated

05.04.2023 directing the authorities to take the

exercise to its logical conclusion, an order has

been passed on 06.04.2023 deleting the names

of 7192 electors from the roll and a

communication in this regard has been issued.

(h) That there is a provision for appeal provided

under the Act, 1950, Rules 1960 enabling the

aggrieved person whose name is deleted from the

list.

(i) That since the calendar of events has been

issued and the last date for filing the nomination

- 20 -

WA No. 405 of 2023

being 20.04.2023 no interference with the

process of election is permissible.

(j) Learned Senior counsel relies upon the

Judgment of the Apex Court in the case of

Lakshmi Charan Sen and others Vs A.K.M.Hassan

Uzzaman and others reported in (1985) 4 SCC

689 -para 16 and Election Commission of India

Vs Ashok Kumar and others reported in (2000)8

SCC 216.

Hence, seeks for dismissal of the writ appeal.

7. Heard. Perused the records.

8. On consideration of the rival submissions of the

learned Senior counsel for the parties, points that arise for

our consideration are:

"(i) Whether the appellant/petitioners have `locus standi' to invoke jurisdiction of this Court under Article 226 of the Constitution of India seeking redressal of the grievance of the electors with regard to deletion of their names from the electoral

- 21 -

WA No. 405 of 2023

rolls as found in the notice published in "The New Indian Express" newspaper dated 22.03.2023?

(ii) Whether the appellant/petitioners have otherwise made out grounds for interference with the impugned order dated 05.04.2023?"

Re: Point No.1:

9. Entire case of the appellants/petitioners revolves

around the procedure adopted by the respondents in

revising the electoral roll and eventual deletion of names

of the electors from the electoral rolls identified as

`shifted' and `dead'. It is well settled law that in the

context of invoking jurisdiction of the Court under Article

226 of the Constitution only persons aggrieved by violation

or infringement of their/his constitutional rights can file a

writ petition in their/his personal/private capacity. In this

regard it is apposite to refer to the law laid down by the

Apex Court in the case of J.M.Desai Vs Roshan Kumar (AIR

1976 SC 578) wherein at paragraph 36 to 40 dealing with

the issue of locus standi, it has been held as under:

- 22 -

WA No. 405 of 2023

"36. It will be seen that in the context of locus standi to apply for a writ of certiorari, an applicant may ordinarily fall in any of these categories: (i) 'person aggrieved'; (ii) 'stranger';

(iii) busybody or meddlesome interloper. Persons in the last category are easily distinguishable from those coming under the first two categories. Such persons interfere in things which do not concern them. They masquerade as crusaders for justice. They pretend to act in the name of Pro Bono Publico, though they have no interest of the public or even of their own to protect. They indulge in the pas-time of meddling with the judicial process either by force of habit or from improper motives. Often, they are actuated by a desire to win notoriety or cheap popularity; while the ulterior intent of some applicants in this category, may be no more than spoking the wheels of administration. The High Court should do well to reject the applications of such busybodies at the threshold.

37. The distinction between the first and second categories of applicants, though real, is not always well-demarcated. The first category has, as it were, two concentric zones; a solid central zone of certainty, and a grey outer circle of lessening certainty in a sliding centrifugal scale, with an outermost nebulous fringe of uncertainty. Applicants falling within the central zone are those whose legal rights have been infringed. Such applicants undoubtedly stand in the category of 'persons aggrieved'. In the grey outer-circle the bounds which separate the first category from the second, intermix, interfuse and overlap increasingly in a centrifugal direction. All persons in this outerzone may not be "persons aggrieved".

38. To distinguish such applicants from 'strangers', among them, some broad tests may be deduced from the conspectus made above.

- 23 -

WA No. 405 of 2023

These tests are not absolute and ultimate. Their efficacy varies according to the circumstances of the case, including the statutory context in which the matter falls to be considered. These are: Whether the applicant is a person whose legal right has been infringed ? Has he suffered a legal wrong or injury, in the sense that his interest, recognised by law. has been prejudicially and directly affected by the act or omission of the authority, complained of ? Is he a person who has suffered a legal grievance, a person "against whom a decision has been pronounced which has wrongfully deprived him of something or wrongfully refused him something, or wrongfully affected his title to something" ? Has he a special and substantial grievance of his own beyond some grievance or inconvenience suffered by him in common with the rest of the public ? Was he entitled to object and be heard by the authority before it took the impugned action? If so, was he prejudicially affected in the exercise of that right by the act of usurpation of jurisdiction on the part of the authority ? Is the statute, in the context of which the scope of the words "person aggrieved" is being considered, a social welfare measure designed to lay down ethical or professional standards of conduct for the community? Or is it a statute dealing with private rights of particular individuals ?

39. Now let us apply these tests to the case in hand. The Act and the Rules with which we are concerned, are not designed to set norms of moral or professional conduct for the community at large or even a section thereof. They only regulate the exercise of private rights of an individual to carry on a particular business on his property. In this context, the expression "person aggrieved" must receive a strict construction.

40. Did the appellant have a Legal right under the statutory provisions or under the general

- 24 -

WA No. 405 of 2023

law, which has been subjected to or threatened with injury. ? The answer in the circumstances of the case must necessarily be in the negative."

10. In the case of D.Nagaraj Vs State of Karnataka

(AIR 1977 SC 876) Apex Court at paragraph 7 held as

under;

"7. The sole question that requires to be determined in these appeals is whether the appellants could maintain that aforesaid writ petitions. It is well settled that though Article 226 of the Constitution in terms does not describe the classes of persons entitled to apply thereunder, the existence of the right is implicit for the exercise of the extraordinary jurisdiction by the High Court under the said Article. It is also well established that a person who is not aggrieved by the discrimination complained of cannot maintain a writ petition.

11. In the case of S.P.Gupta Vs Union of India

reported in 1981 (Supp) SCC 87 at paragraphs 17, 19, 20

dealing with locus standi the Apex Court held as under:

"17. It may therefore now be taken as well established that where a legal wrong or a legal injury is caused to a person or to a determinate class of persons by reason of violation of any constitutional or legal right or any burden is imposed in contravention of any constitutional or legal provision or without authority of law or any

- 25 -

WA No. 405 of 2023

such legal wrong or legal injury or illegal burden is threatened and such person or determinate class of persons is by reason of poverty, helplessness or disability or socially or economically disadvantaged position, unable to approach the court for relief, any member of the public can maintain an application for an appropriate direction, order or writ in the High Court under Article 226 and in case of breach of any fundamental right of such person or determinate class of persons, in this Court under Article 32 seeking judicial redress for the legal wrong or injury caused to such person or determinate class of persons...................

..........But we must hasten to make it clear that the individual who moves the court for judicial redress in cases of this kind must be acting bona fide with a view to vindicating the cause of justice and if he is acting for personal gain or private profit or out of political motivation or other oblique consideration, the court should not allow itself to be activised at the instance of such person and must reject his application at the threshold, whether it be in the form of a letter addressed to the court or even in the form of a regular writ petition filed in court.

(emphasis supplied by us)

19. There is also another reason why the rule of locus standi needs to be liberalised. Today we find that law is being increasingly used as a device of organised social action for the purpose of bringing about socio-economic change. The task of national reconstruction upon which we are engaged has brought about enormous increase in developmental activities and law is being utilised for the purpose of development, social and economic. It is creating more and more a new category of rights in favour of large sections of

- 26 -

WA No. 405 of 2023

people and imposing a new category of duties on the State and the public officials with a view to reaching social justice to the common man. Individual rights and duties are giving place to meta-individual, collective, social rights and duties of classes or groups of persons. This is not to say that individual rights have ceased to have a vital place in our society but it is recognised that these rights are practicably meaningless in today's setting unless accompanied by the social rights necessary to make them effective and really accessible to all. The new social and economic rights which are sought to be created in pursuance of the Directive Principles of State Policy essentially require active intervention of the State and other public authorities. Amongst these social and economic rights are freedom from indigency, ignorance and discrimination as well as the right to a healthy environment, to social security and to protection from financial, commercial, corporate or even governmental oppression. More and more frequently the conferment of these socio-economic rights and imposition of public duties on the State and other authorities for taking positive action generates situations in which a single human action can be beneficial or prejudicial to a large number of people, thus making entirely inadequate the traditional scheme of litigation as merely a two- party affair. For example, the discharge of effluent in a lake or river may harm all who want to enjoy its clean water; emission of noxious gas may cause injury to large numbers of people who inhale it along with the air; defective or unhealthy packaging may cause damage to all consumers of goods and so also illegal raising of railway or bus fares may affect the entire public which wants to use the railway or bus as a means of transport. In cases of this kind it would not be possible to say that any specific legal injury is caused to an individual or to a determinate class or group of individuals. What results in such cases is public

- 27 -

WA No. 405 of 2023

injury and it is one of the characteristics of public injury that the act or acts complained of cannot necessarily be shown to affect the rights of determinate or identifiable class or group of persons : Public injury is an injury to an indeterminate class of persons. In these cases the duty which is breached giving rise to the injury is owed by the State or a public authority not to any specific or determinate class or group of persons, but to the general public. In other words, the duty is one which is not correlative to any individual rights. Now if breach of such public duty were allowed to go unredressed because there is no one who has received a specific legal injury or who was entitled to participate in the proceedings pertaining to the decision relating to such public duty, the failure to perform such public duty would go unchecked and it would promote disrespect for the rule of law. It would also open the door for corruption and inefficiency because there would be no check on exercise of public power except what may be provided by the political machinery, which at best would be able to exercise only a limited control and at worst, might become a participant in misuse or abuse of power. It would also make the new social collective rights and interests created for the benefit of the deprived sections of the community meaningless and ineffectual.

12. The Apex Court in the case of Lakshmi Charan

Sen (supra) at para 16 held that,

"Right to be included in the electoral roll or to challenge to inclusion of any name in the roll is a right conferred upon an individual and not upon any political party. The petitioners are espousing the cause of unknown and undisclosed persons through a

- 28 -

WA No. 405 of 2023

writ petition, which does not even claim to possess a representative capacity".

13. At this juncture it is relevant to note that in

terms of Section 24 of the Act 1950 and Rule 27 of Rules

1960, an appeal provision is provided enabling the persons

aggrieved by their deletion of their names to redress their

grievance.

14. In the instant case on a perusal of contents of

writ petition we are unable to see any specific pleading or

stand taken by the appellants/petitioners for and on

behalf of persons whose names are sought to be deleted

from the electoral roll by the respondents after purported

enquiry and issuance of notice. The appellants/petitioners

have not pleaded that those persons whose names are

sought to be deleted are the class of persons who are

unable to seek redressal of their grievance. Least, the

petition is not one in the public interest or in the

representative capacity.

- 29 -

WA No. 405 of 2023

15. As rightly contended by the learned Senior

Counsel for the respondent-commission the individual

grievance of the petitioners admittedly having been

addressed, in other words their names having been

retained in the electoral rolls on consideration of their

objections/representation, they may have no cause of

action to sustain the writ petition. There is no pleading in

the writ petition justifying maintainability of the writ

petition for and on behalf of the persons who are not

before this Court. Learned Senior counsel for the

appellant/petitioners on a query is unable to respond in

justification of appellants/petitioners maintaining the writ

petition except stating that the first appellant/first

petitioner is a sitting MLA, and that deletion of names from

the electoral roll would adversely affect his prospects in

the ensuing election. That in our considered opinion is

hardly an answer for maintaining the above writ petition of

this nature, inasmuch as the same fall shy of test of

`person aggrieved' as enunciated by the Apex Court in the

case of J.M.Desai supra and of the clarification given at

- 30 -

WA No. 405 of 2023

paragraph 17 of the Judgment in the case of S.P.Gupta

supra.

16. In the light of the aforesaid settled legal

principles on the issue of locus standi and in the light of

the factual aspects of the matter, we are of the considered

opinion that the appellants/petitioners have no locus

standi to question the action of the respondent authorities

in their exercise of revision of electoral rolls on behalf of

unknown/unnamed persons in the writ petition. The point

No.1 is answered accordingly.

Re: Point No.2:

17. The main thrust of the submissions of the

learned Senior counsel for the appellants is that the

process of issuance of notices, causing publication in the

newspaper, listing out the names of the voters for deletion

from the final list is not in accordance with Act, 1950 and

Rules 1960, guidelines and instructions/orders. Several

instances referring to the documents produced sought to

be shown to buttress the contentions that notices have not

- 31 -

WA No. 405 of 2023

been effectively served as per the procedure and

instructions and that no mahazar has been drawn in the

manner known to law. It is also contended that notices

that were issued do not provide even minimum period to

respond or to show cause.

18. In view of our answer to the point No.1 as

above, we are of the considered opinion that there is no

requirement of dwelling into the aforesaid contentious

issues raised by the appellants/petitioners on the process

adopted by the respondent authorities in revising the

electoral rolls, inasmuch the grievance of the

appellants/petitioners has been addressed and their

names have been retained in the electoral roll as seen in

the communication dated 10.04.2023 produced as

document No.2 by the respondent authorities by memo

dated 11.04.2023. As such, we do not see any grounds

being made out by the appellants/petitioners warranting

interference at this stage. Point No.2 is answered

- 32 -

WA No. 405 of 2023

accordingly. Thus, appeal being devoid of any merit,

deserves to be dismissed.

Accordingly, writ appeal is dismissed.

Sd/-

CHIEF JUSTICE

Sd/-

JUDGE

SBN/RU

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter