Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajesh Chowdhary vs The State Of Madhya Pradesh
2022 Latest Caselaw 9712 MP

Citation : 2022 Latest Caselaw 9712 MP
Judgement Date : 14 July, 2022

Madhya Pradesh High Court
Ajesh Chowdhary vs The State Of Madhya Pradesh on 14 July, 2022
Author: Sushrut Arvind Dharmadhikari
                               1
          IN THE HIGH COURT OF MADHYA PRADESH
                       AT JABALPUR
                             BEFORE
      HON'BLE SHRI JUSTICE SUSHRUT ARVIND DHARMADHIKARI
                       ON THE 14th OF JULY, 2022

                 WRIT PETITION No. 16230 of 2022

      Between:-
      AJESH CHOWDHARY S/O SHRI LALMAN
      CHOWDHARY, AGED ABOUT 29 YEARS,
      OCCUPATION: SOCIAL WORKER VILLAGE
      SAMARKOINI DISTT. UMARIYA (MADHYA
      PRADESH)

                                                          .....PETITIONER
      (BY SHRI SOMIT RAIZADA- ADVOCATE)

      AND

1.    THE STATE OF MADHYA PRADESH THROUGH
      THE PRINCIPAL SECRETARY PANCHAYAT AND
      RURAL     DEVELOPMENT       DEPARTMENT
      VALLABH    BHAWAN    DISTRICT   BHOPAL
      (MADHYA PRADESH)

2.    STATE ELECTION COMMISSION THROUGH THE
      COM M ISSIONER NIRVACHAN BHAWAN, 58,
      ARERA HILLS, BHOPAL (MADHYA PRADESH)

3.    THE COLLECTOR CUM DISTRICT ELECTION
      OFFICER    UMARIYA DISTRICT UMARIYA
      (MADHYA PRADESH)

4.    THE    SUB    DIVISIONAL OFFICER  CUM
      RETURNING OFFICER, PANCHAYAT ELECTION,
      M A N P U R DISTRICT UMARIYA (MADHYA
      PRADESH)

5.    PITAMBAR SINGH S/O CHOTELAL SINGH R/O
      VILLAGE NEUSI, DISTRICT UMARIYA (MADHYA
      PRADESH)

                                                       .....RESPONDENTS
      (SHRI PRAVEEN NAMDEO- GOVERNMENT ADVOCATE AND SHRI
      TANMAY MESHRAM- ADVOCATE FOR RESPONDENTS NO. 2 TO 4)

     This petition coming on for admission this day, th e court passed the
                                    2
following:
                                    ORDER

In this petition filed under Article 226 of the Constitution of India, the petitioner is seeking a direction to the respondents for recounting of votes of Polling Booth No. 205 in respect of election held on 01.07.2022 for the post of Sarpanch of Gram Panchayat Samarkoini, Janpad Panchayat Manpur, District Umariya (M.P.).

Learned counsel for the petitioner submitted that the petitioner has filed a n application for recounting the votes before the respondent Nos.3 on 04.07.2022 (Annexure P/3) in accordance with Rule 77(2) r/w Rule 80(1) of the Madhya Pradesh Panchayat Nirvachan Niyam, 1995, (hereinafter referred to as

'the Rules of 1995') but no action whatsoever has been taken by the respondent No. 3 to decide the application. In these circumstances, direction may be issued to respondent No. 3 to decide the same in accordance with aforesaid provision at the earliest. Learned counsel for the petitioner has further submitted that in identical petition bearing W.P.No.15343/2022 seeking similar relief, this Court has allowed the petition directing the respondents to recount the votes before declaration of results.

P e r contra, Shri Meshram opposed the aforesaid contention and submitted that various disputed questions of fact are involved in the present case viz. there is delay of 3 days on the application for recounting submitted by the petitioner, which can only be done in the election petition. He further submitted that the present writ petition is not maintainable in view of the fact that the election has already been notified on 27.05.2022 and thereafter results are to be declared on 14.7.2022. In support of his contention he has placed reliance on the judgment of the Apex court in the case of Laxmibai Vs.

Collector, Nanded and others, reported in (2020)12 SCC 186 and S.K.Mahaboob Bee (Smt.) and others Vs. State Election Commissioner and others, reported in (2000)10 SCC 512 to contend that the writ petition is not maintainable after the elections have been notified. However, he fairly stated that the petitioner has alternative remedy of filing election petition under Section 122 of the Madhya Pradesh Panchayat Raj Avam Gram Swaraj Adhiniyam, 1993 (hereinafter shall be referred to as "the Adhiniyam") after the election is over.

Constitutional amendment has been brought in the Constitution incorporating Section 243-O of the Constitution of India, relevant provisions whereof reads as under:-

"243-O. Bar to interference by courts in electoral matters.-Notwithstanding anything in this Constitution -

                   (a)      xxx xxx xxx
                   (b)       no election to any Panchayat shall be called in

question except by an election petition presented to such authority and in such manner as is provided for by or under any law made by the Legislature of a State."

I n the light of the substantive provisions for filing of election petition under Section 122 of the Adhiniyam and in view of the aforesaid pronunciation

of law and keeping in view the Division Bench judgment of this Court passed in W.A. No.809/2022 (Gwalior Bench) dated 11.07.2022 so also looking to the fact that disputed questions of fact are involved in this case which cannot be adjudicated in the writ petition under Article 226 of the Constitution of India, this Court is not inclined to entertain this writ petition at this stage.

So far as identical petition bearing W.P.No.15343/2022 is concerned, the petitioner therein had applied on the very same day and he had the receiving on the application of the same date. In the instant case, there is delay of 3 days in submitting the application for recounting, so also the fact that in reply learned counsel has submitted that no such application has been received by the respondents/authorities. Therefore, no interference is warranted at this stage in exercise of powers under Article 226 of the Constitution of India.

Accordingly, the petition stands dismissed. However, the petitioner would be at liberty to avail the remedy as available to him under Section 122 of the Adhiniyam at the appropriate time.

Certified copy today.

(S. A. DHARMADHIKARI) JUDGE ashish Digitally signed by ASHISH KUMAR LILHARE Date: 2022.07.14 18:15:37 +05'30'

 
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 : MAIMS

 
 
Latestlaws Newsletter