Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Afr Kishore Kumar Nayak .... Election vs Byomkesh Nayak And Ors
2025 Latest Caselaw 3261 Ori

Citation : 2025 Latest Caselaw 3261 Ori
Judgement Date : 8 August, 2025

Orissa High Court

Afr Kishore Kumar Nayak .... Election vs Byomkesh Nayak And Ors on 8 August, 2025

Author: Sashikanta Mishra
Bench: Sashikanta Mishra
             IN THE HIGH COURT OF ORISSA AT CUTTACK

                              I.A. No. 6 of 2025

                  (ARISING OUT OF ELPET No.8 of 2024)

      (An application under Section 86 of the Representation of the People
      Act, 1951 read with Order VI Rule 16, Order VII Rule-11 and Section
      151 of the Code of Civil Procedure)

AFR   Kishore Kumar Nayak                     ....    Election Petitioner


                                   -Versus-


      Byomkesh Nayak and Ors.                 ....   Respondents



      Advocate(s) appeared in this case:-
      _______________________________________________________
      For Election Petitioner     : M/s. N.K Sahu, B. Swain, A. Panda,
                                    S.S.Sahu, A. Modi & S. Sahu,
                                    Advocates.

      For Respondents              : M/s. U K Samal, M.R. Mohapatra,
                                     S.P. Patra, N. Samal, A.B. Tarini &
                                     P.K. Mohapatra, Advocates
                                     (For R-1)

                                  Bidyadhar Mishra, Sr. Advocate
                                  with M/s.Tarinikanta Biswal,
                                  P. Bhardwaj, R.R. Panda & B.S.
                                  Panigrahi, Advocate
                                  (For R-2)
      __________________________________________________________
      CORAM:
           JUSTICE SASHIKANTA MISHRA

                                 JUDGMENT

8th August, 2025

SASHIKANTA MISHRA, J.

The present application has been filed by the

Respondent no.1 in the above-mentioned Election Petition

under Section 86 of the Representation of the People Act,

1951 read with Order VI Rule 16, Order-VII Rule-11 and

Section 151 of the Code of Civil Procedure. Through this

application, the Respondent prays for striking out the

pleadings contained in Paragraphs 6 (A) to 6 (G) and for the

rejection/dismissal of the Election Petition in its entirety at

the very threshold in terms of Section 86 of the said Act. It

is contended that the pleadings sought to be struck off are

wholly irrelevant, frivolous, and scandalous, amounting to

gross abuse of the process of this Court. Additionally, it is

submitted that the Election Petition lacks essential

material facts and particulars, fails to disclose a complete

cause of action, and does not raise any triable issues,

thereby warranting its dismissal at the preliminary stage.

2. According to Respondent No.1, the present I.A

basically raises the following questions;

A. Whether the Election Petition filed by the Election Petitioner- opp. Party No. l complies with mandatory requirement of law as envisaged under Sub-Sections

(1) and (3) of Section 81 of the Representation of the People Act, 1951.

B. Whether in the absence of complete material facts, the Election Petition shall be dismissed/ rejected? C. Whether in the absence of the full particulars, the Election Petition shall be dismissed/ rejected? D. Whether in the absence of proper verification of pleading as per the manner laid down in the Code of Civil Procedure, 1908, the Election Petition shall be dismissed/rejected?

E. Whether in the conspicuous absence of an additional affidavit in the prescribed Form No.25 as per the requirement of the proviso to sub-Section 1 of Section 83 of Representation of the People Act, 1951 and Rule 94-A of the Conduct of Election Rules, 1961, in support of the allegation of corrupt practice and particulars thereof with the alleged Sections and Sub- sections of that corrupt practice, the Election Petition shall be dismissed/ rejected?

F. Whether, for the non-disclosure of the source of information, the Election Petition shall be dismissed/ rejected?

G. Whether in the absence of specific pleading that the result of the election in so far as it concerns a Returned Candidate, has been materially affected, the Election Petition shall be dismissed/ rejected? H. Whether this Court while disposing of the application filed under Order VII Rule 11 C.P.C. shall consider the entire pleadings made in the Election Petition or any part thereof and while considering the said application the written statement filed by the Respondent No.1 and any other pleadings shall be taken into consideration?

I. Whether the Election Petition is liable for rejection as the document on which the alleged cause of action based, has not produced?

J. Whether the pleading of the Election Petition and verification is in terms of the Representation of the People Act, 1951."

3. Written objection has been filed by the

Election Petitioner basically stating that all material

facts constituting valid cause of action and triable

issues have been substantially pleaded. As regards the

procedural defects and filing of Form-25 pointed out, the

same are curable in nature. The pleadings are based on

the affidavit in Form-26 submitted by the Respondent

at the time of his nomination and therefore, in order.

4. The grounds cited by the Respondent for

summary dismissal of the Election Petition, rejection of

plaint and striking out pleadings shall be discussed

individually along with the contentions raised by the

parties.

5. For convenience, the parties are referred to as

per their original status in the Election Petition.

6. Heard Mr. U.K Samal, learned counsel for the

Respondent No.1(Petitioner in the I.A); Mr. B. Mishra,

learned Senior Counsel with Mr. T.K. Biswal, learned

counsel for the Respondent No.2 in the Election Petition

and Mr. N.K Sahu, learned counsel for the Opposite

Party(Election Petitioner).

7. Mr. Samal makes the following preliminary

arguments:

(i) The averments made in Paragraphs 1 to 5,

Paragraphs 6 to 12, and Paragraphs 6-A to 6-G of the

Election Petition merely recount general background

information and do not set forth specific, material facts

necessary to constitute a cause of action. It is submitted

that, except for routine references to statutory

notifications, filing of nominations, and declaration of

results, the said paragraphs are vague, lacking in material

particulars, and are replete with bald, frivolous, vexatious,

and scandalous allegations, which amount to an abuse of

the process of the Court and are therefore, liable to be

struck out.

(ii) The participation of Respondent No.2 in

opposing the application is objected on the ground that the

application has been filed by Respondent No.1 as against

the Election Petitioner and therefore, the lis at this stage is

exclusively between these two parties. Respondent No.2

being in the nature of a co-defendant has no independent

or substantive right to oppose the application. It is further

contended that the provisions of Order VI Rule 16 CPC,

which empower the Court to strike out pleadings, and

Order VII Rule 11 CPC, which provide for rejection of

plaint, are procedural devices to be invoked and contested

only by the parties directly affected thereby. In the absence

of any specific statutory provision conferring upon a

co-respondent the right to object to such an application,

Respondent No.2‟s intervention at this stage is

unwarranted and impermissible in law.

(iii) The Election Petitioner has failed to disclose

complete and specific facts establishing his locus standi to

challenge the election of the returned candidate. It is urged

that the petition does not conform to the mandatory

requirements of Section 81 of the Representation of the

People Act, 1951, inasmuch as the Petitioner has neither

claimed to be a contesting candidate nor disclosed himself

to be an elector of the 47-Chandbali Assembly

Constituency. In particular, it is pointed out that the

Election Petitioner has omitted to furnish essential

electoral particulars such as the voter identity card

number, serial number in the electoral roll, and part

number of the said roll, which are necessary for

demonstrating his entitlement to present an election

petition. The absence of such particulars, according to

learned counsel, renders the petition devoid of any cause of

action and liable to be dismissed at the threshold.

It is further contended that due to

non-compliance with the statutory pleading requirements,

the petition is liable to be rejected under sub-section (1) of

Section 86 of the Representation of the People Act, 1951. In

elaboration, learned counsel points out that: (a) the voter‟s

serial number in the voters‟ list, part number of the

electoral roll of the constituency to which the returned

candidate belongs, and the full address of residence have

not been pleaded; (b) there is no averment that the

Petitioner was entitled to vote at the election to which the

petition relates; (c) the petition does not specifically plead

any of the grounds for declaring an election void as set out

under sub-section (1) of Section 100 or Section 101 of the

Act; and (d) there is no pleading to the effect that the

Petitioner is not disqualified under Section 16 of the

Representation of the People Act, 1951.

Mr. Samal emphasises that the statutory

framework under Section 81(1) of the Representation of the

People Act, 1951 read with Section 16 of the

Representation of the People Act, 1951 mandates that an

election petitioner must not only disclose his status as an

elector but must also affirmatively plead that he is not

disqualified under the 1950 Act. The absence of these

foundational averments, it is argued, is fatal to the

maintainability of the petition and attracts the

consequence under Section 86(1) of the 1951 Act, namely

dismissal of the petition in limine.

(iv) The copy of the Election Petition served upon

him is not attested under the Petitioner‟s signature as

required under Section 81(3) of the Representation of the

People Act, 1951. According to Mr. Samal, the endorsement

on the served copy does not fulfil the statutory

requirement, inasmuch as it does not bear the attestation

of the Petitioner himself certifying it to be a true copy of the

original petition. It is urged that Section 81(3) mandates

that every copy served upon the respondents must be

attested by the Petitioner under his own signature as a

„true copy‟ of the petition. In the present case, the Election

Petitioner has not so attested the served copy, but the

attestation has been made by his Advocate, and even such

attestation does not contain the necessary endorsement

certifying it as „true copy‟.

Mr. Samal further submits that this defect is not

a mere irregularity but goes to the root of compliance with

Section 81(3) of the Act, and therefore, the petition is liable

to be dismissed under Section 86(1) of the Act. In this

context, Mr. Samal has relied upon the following

judgments-

       (a)      Shariuddin v. Abdul Gani Lone1
       (b)     Narendra Bhikahi Darade v. Kalyanrao
               Jaywantrao Patil and others2
       (c)     Satya Narain v. Dhuja Ram3
       (d)     Rajendra Singh v. Usha Rani4
       (e)     Mithilesh Kumar Pandey v. Baidyanath Yadav5,


(v)            In terms of the proviso to Section 83(1)(c) of the

Act, an election petition alleging corrupt practices must be

accompanied by an affidavit in the prescribed form in

support of such allegations and their particulars. Rule

94-A of the Conduct of Election Rules, 1961 mandates that

1980) 1 SCC 403

AIR 2000 Bombay 362

(1974) 4 SCC 237

(1984) 3 SCC 339

(1984) 2 SCC 1

such affidavit shall be sworn before a Magistrate of the

First Class, a Notary, or a Commissioner of Oaths, and be

in Form 25. In the present case, although corrupt practices

have been alleged, the petition is not accompanied by the

requisite affidavit in Form 25. Such non-compliance,

according to Mr. Samal, is fatal to the maintainability of

the petition and amounts to contravention of both Sections

81 and 83 of the Act, warranting dismissal under Section

86 thereof. In this context, Mr. Samal has relied upon the

following judgments of Supreme Court:

(a) Samant N. Balkrishna v. George Fernadez and Ors. 6

(b) Ravindra Singh v. Janmeja Singh & Ors.7

(c) R.P Moidutty v. P.T Kunju Mohammad & Anr.8

(d) Anil Vasudev Sagaonkar v. Naresh Kushali Shiagaonkar9

(e) Ram Sukh v. Dinesh Agarwal10

(f) V. Narayan Swamy v. C.P Thiruna Vukkarasu11

(vi) In the absence of a specific pleading that the

result of the election, in so far as it concerns the returned

(1969) 3 SCC 238

(2000) 8 SCC 191

(2000) 1 SCC 481

(2009) 9 SCC 310

(2009) 10 SCC 541

(2000) 2 SCC 294

candidate, has been materially affected, the Election

Petition is not maintainable and is liable to be rejected. It is

submitted that a careful reading of the entire petition

reveals that the Election Petitioner has nowhere averred

how the result of the election, as it concerns the returned

candidate, has been materially affected, which is

mandatorily required under Section 100(1)(d) of the

Representation of the People Act, 1951. This omission,

according to learned counsel, goes to the root of the matter,

as compliance with Section 100(1)(d) is a statutory

precondition for challenging an election on that ground.

Mr. Samal places reliance upon the decision of the

Supreme Court in Ram Sukh (Supra) in this context.

(vii) A combined reading of sub-section (1) of

Section 81, read with Sections 82, 84, and 101 of the

Representation of the People Act, 1951, makes it evident

that the relief of declaring another contesting candidate

ordinarily the one who has secured the second highest

number of votes as duly elected, is available only in a

petition filed by a contesting candidate. But where the

election petition is filed by an elector, as in the present

case, such an additional declaration under Section 101 is

not legally permissible. Mr. Samal argues that the statutory

scheme contemplates that a voter-petitioner may call in

question the election of the returned candidate but cannot

claim the consequential relief of declaring another

candidate elected, which is a relief confined to petitions

presented by candidates themselves.

Mr. Samal further submits that the Election

Petitioner, claiming to be an elector and not a contesting

candidate, has nonetheless claimed the relief contemplated

under Section 101 of the Act, thereby acting in

contravention of the statutory framework. Such a prayer,

according to learned counsel, is beyond the scope of

Section 81 and consequently renders the petition liable to

be dismissed. In support of his submission, reliance is

placed by him on the decision of the Rajasthan High Court

in Nag Raj Patodin v. R. Birla and Others12.

(viii) The Election Petition suffers from a

fundamental defect inasmuch as it has been filed without

AIR 1969 Raj 245.

annexing a single document in support of the pleadings of

material facts. It is urged that the petitioner has not filed

along with the petition any document to establish his own

identity as an elector of the 47-Chandabali Assembly

Constituency, nor has he produced the requisite

notifications or forms relating to the conduct of the

election, including the notification under Section 30 of the

Representation of the People Act, 1951.

It is submitted by Mr. Samal that the petitioner

has also failed to annex the Form-26 affidavit filed by the

returned candidate before the Returning Officer at the time

of filing nomination papers, or the affidavit of election

expenditure filed by the returned candidate before the

District Election Officer. In the absence of these primary

documents, it is contended, the allegations made in the

petition remain wholly unsubstantiated and incapable of

being tested on merits. In this context, Mr. Samal relies on

following judgments to support his contentions:

(i) Mithilesh Kumar Pandey v. Baianath Yadav & Ors.13

(ii) U.S. Sasidharan v. K. Karunakaran and Ors.14

(1984) 2 SCC 1

(1989) 4 SCC 482

(iii) Prashant Kumar Singh v. Hakim Lal15 According to Mr. Samal, these omissions

amount to a clear non-compliance with the mandatory

requirements of Section 83 of the Representation of the

People Act, 1951, which obligates the election petitioner to

set forth full particulars of the alleged corrupt practices,

accompanied by such supporting documents as are in his

possession or power. It is argued that such non-compliance

strikes at the root of the maintainability of the petition and

attracts the consequence of dismissal under Section 86(1)

of the Act.

Mr. Samal submits on the settled proposition

that an election petition is not to be treated lightly, and

strict compliance with the statutory scheme is a condition

precedent for its survival. Where the petition is bereft of

documents which constitute the very foundation of the

allegations, it must necessarily be rejected at the threshold

under Order VII Rule 11 of the Code of Civil Procedure, read

with Section 86(1) of the Act.

2023 AHC 243220

8. In response to the above contentions, Mr. N.K

Sahu, learned counsel for the Election Petitioner, makes

the following arguments:

(i) As regards the allegation that Paragraphs 1 to 5,

Paragraphs 6 to 12, and Paragraphs 6-A to 6-G of the

Election Petition are vague, frivolous, or scandalous, Mr.

Sahu submits that a plain and holistic reading of the

petition makes it evident that these paragraphs lay out the

foundational facts, sequence of events, and statutory

context necessary to appreciate the specific allegations of

corrupt practices and statutory non-compliance made

against the returned candidate. The narration of

background facts, including references to statutory

notifications, nomination process, scrutiny, and

declaration of result, is not mere surplus usage but forms

an essential prelude to the specific charges later articulated

with precision in the petition.

It is further submitted that the Election Petition

is required, as a matter of pleading discipline under

Sections 81, 83, and 86 of the Representation of the People

Act, 1951, to set forth material facts and particulars in a

logical sequence, which necessarily includes the factual

background leading to the cause of action. The averments

under challenge cannot be characterized as bald or

vexatious, as they directly link the statutory framework

and election process to the specific acts and omissions of

the returned candidate. The allegations of suppression of

material facts, filing of defective affidavits,

misrepresentation of assets, and concealment of election

expenditure are supported by concrete particulars,

including dates, affidavit numbers, Khata numbers, and

amounts involved.

(ii) As regard the objection regarding the locus

standi of the Petitioner, Mr. Sahu asserts that in Paragraph

5 of the Election Petition the Petitioner has categorically

stated on oath that he is a voter of 47-Chandbali Assembly

Constituency. Once such a sworn statement has been

made, the initial burden, if disputed, can be discharged at

the time of trial by leading appropriate evidence. It is well

settled that at the stage of pleadings, it is not necessary to

plead every minute particular, and a clear averment

regarding voter status suffices to establish his locus standi.

Therefore, the Election Petition cannot be dismissed under

Section 81(1) of the Representation of the People Act, 1951

merely on the alleged ground of non-disclosure of voter

identity card number, serial number, or part number in the

electoral roll.

(iii) With regard to the objection to copy of the

election petition served on the Respondent No.1 Mr. Sahu

submits that the petition was filed with the requisite

number of copies, duly served upon the respondents in

accordance with the orders of this Court, and each page of

the copy served on Respondent No.1 bears the signature of

the Petitioner in a manner clearly indicating the intention

to attest. This satisfies the requirement under Section 81(3)

of the Act. Attention is also drawn to Chapter XXXIII of the

Orissa High Court Rules, 1948, which prescribes a detailed

procedure for the presentation, scrutiny, and admission of

Election Petitions. The instant petition was duly scrutinised

by the Registrar (Judicial), found in order, and admitted by

this Court on 05.08.2024 after the Stamp Reporter found

no defect. The objection raised under Section 81(3) is

devoid of merit, especially in the absence of any prejudice

shown to have been caused to Respondent No.1. It is

further argued that the term "copy" in Section 81(3) merely

requires the served copy to be a true and faithful

reproduction of the original petition, and that the

signatures affixed thereon were clearly made animo

attestandi, thereby fulfilling the statutory requirement.

(iv) On the issue of non-filing of affidavit under

Section 83(1)(c) of the Act in the prescribed Form-25, Mr.

Sahu submits that it is a curable defect, placing reliance

on the case of Thangjam Arunkumar Vs. Yumkham

Erabot Singh16, wherein the Supreme Court has held that

non-filing of the affidavit in Form 25 is a curable defect and

the learned Judge trying the election petition ought to have

granted an opportunity to the election petitioner to file

Form 25 Affidavit in addition to the existing Affidavit filed

with the election petition. It is pointed out that the Election

Petitioner has already filed I.A. No. 163 of 2024 seeking

acceptance of the affidavit in Form-25, which is pending

consideration. Therefore, the objection under Section

83(1)(c) is not sustainable in law.

(2023) 11 SCR 392

(v) As to the contention that it has not been pleaded

as to how the result of the election of the returned

candidate has been materially affected, Mr. Sahu submits

that Paragraphs 5-B and 5-G of the election petition

contain specific averments in such regard. Likewise, in

Paragraph 6-A(vi), there is a clear and specific pleading

that the election of the returned candidate stood materially

affected by the improper acceptance of his nomination. It is

further contended that the legal position is well settled

that, while challenging the election of a returned candidate,

it is not necessary for the petitioner to set out in

meticulous detail the precise manner in which the result

was materially affected; it is sufficient if the material facts

indicating such effect are pleaded. In such view of the

matter, the contention of Respondent No.1 that the election

petition is liable to be rejected for want of a specific

pleading as to "the manner in which the result of the

election of the returned candidate has been materially

affected" is wholly unsustainable and non-est in the eye of

law. In this context, Mr. Sahu relies on the following

judgments -

a) Madiraju Venkata Raman Raju v.

Peddireddigari Ramachandra Reddy & Ors.,17

b) Jumuna Prasad Mukhariya & Ors v. Lachhi Ram & Ors., 18

vi) As regards the contention that an elector cannot

seek the same relief as a contesting candidate, Mr. Sahu

submits that no principle of statutory construction can

support the proposition that only a person who has

contested the election may seek a declaration under

Section 101 of the Representation of the People Act, 1951.

He submits that a plain reading of Section 101 makes it

clear that „any person‟ who has filed an election petition,

and who has in addition to questioning the election of the

returned candidate, sought a further declaration that he

himself or any other candidate has been duly elected, is

entitled to maintain such a prayer. When Section 101 is

read conjointly with Section 84 of the Act, and in the light

of the binding principles laid down by the Supreme Court it

becomes abundantly clear that an elector, as an election

petitioner, has a statutory right to claim a further

declaration that any other candidate has been duly elected,

(2018) 14 SCC 1

(1954) 2 SCC 306

even though the petitioner was not a contesting candidate

in the election. In this context, Mr. Sahu relies on the

following judgments -

                  a)    Ajay Maken v.    Adesh Kumar Gupta
                        & Anr19.

                  b)    Jumuna Prasad Mukhariya (supra)

(vii)             Regarding non-filing copy of affidavit in Form 26,

Mr. Sahu submits that the election petition sets out, in

clear and elaborate terms, the substance and contents of

the documents relied upon particularly, Form-26 affidavit

filed by Respondent No.1 at the time of nomination and the

affidavit bearing No.1250 dated 29.06.2024 filed before the

District Election Officer disclosing election expenditure.

Paragraphs 6-A(i) to (vi) and Paragraph 6-B of the election

petition refers to the contents of these documents that have

been specifically pleaded and explained in detail. Further,

in Paragraph 6-A(i), it is clearly averred that the affidavit in

Form-26 is available in the public domain through the

Election Commission of India‟s official web portal

https://affidavit.eci.gov.in, thus negating any prejudice to

the respondent.

(2013) 3 SCC 489

He further submits that it is well-settled that

non-supply of documents relied upon, when their contents

are fully set out in the pleadings and the documents are

otherwise accessible in the public domain, does not vitiate

the maintainability of the petition. Mr. Sahu submits that

this Court, while dealing with an identical objection in I.A.

Nos. 83 and 84 of 2024 (arising out of ELPET No. 08 of

2024), by order dated 16.05.2025, has categorically held

that:

"Mere non-production of the document by itself, according to the considered view of this Court, cannot be fatal to the Election Petition."

On such proposition he also relies on Mohan Rawale v.

Damodar Tatyaba & Ors.20.

Additionally, he submits that under Rule 10 of

Chapter XXXIII of the Orissa High Court Rules, 1948, once

the pleadings are complete, the Judge hearing the election

petition may fix a date for the production of documents.

The scheme of the Rules thus contemplates that

production of documents is to be regulated during the

course of proceedings and not necessarily at the time of

(1994) 2 SCC 392

presentation of the petition. Consequently, non-production

or non-supply of documents at the initial stage cannot be

treated as a fatal defect warranting dismissal under Section

86 of the Representation of the People Act, 1951. The

objection of Respondent No.1 is therefore devoid of merit

and liable to be rejected.

9. Learned Senior counsel, Mr. Bidyadhar Mishra,

appearing for Respondent No.2 submits the following-

(i) Respondent No.2 fully adopts and supports the

submissions and contentions advanced on behalf of the

Election Petitioner. It is submitted that the allegations

made in the Election Petition, are well-founded and borne

out by the materials placed on record. According to him,

the defects, discrepancies, and non-disclosures in the

nomination papers, affidavit in Form-26, and election

expenditure statements of Respondent No.1 are of a

substantial and incurable nature, going to the root of the

matter and thereby vitiating the election process. Mr.

Mishra further submits that these lapses amount to

non-compliance of the mandatory provisions of the

Representation of the People Act, 1951, and the Conduct of

Election Rules, 1961, and also constitute corrupt practices

as defined under the Act.

(ii) Mr. Mishra further contends that Respondent

No.2, being a co-respondent duly impleaded in the Election

Petition, is vested with a legal right to participate in and

contest all interlocutory applications which may have a

direct bearing on the maintainability and eventual

adjudication of the petition.

(iii) With regard to the issue of locus standi, Mr.

Mishra adopts and supports the stand taken by the

Election Petitioner.

(iv) With regard to the allegation that the copy of the

Election Petition served on Respondent No.1 is not attested

by the Petitioner, Mr. Mishra emphatically submits that the

objection regarding the absence of animo attestandi is

wholly unfounded. It is pointed out that the petition was

filed with the requisite number of copies, duly served upon

the respondents in accordance with the orders of this

Court, and each page of the copy served on Respondent

No.1 bears the signature of the Petitioner in a manner

clearly indicating the intention to attest. It is argued that

this satisfies the requirement under Section 81(3) of the

Act. Attention is also drawn to Chapter XXXIII of the Orissa

High Court Rules, 1948, which prescribes a detailed

procedure for the presentation, scrutiny, and admission of

Election Petitions. The instant petition was duly scrutinised

by the Registrar (Judicial), found in order, and admitted by

this Court on 05.08.2024 after the Stamp Reporter found

no defect. Learned counsel contends that the objection

raised under Section 81(3) is devoid of merit, especially in

the absence of any prejudice shown to have been caused to

Respondent No.1. It is further argued that the term "copy"

in Section 81(3) merely requires the served copy to be a

true and faithful reproduction of the original petition, and

that the signatures affixed thereon were clearly made

animo attestandi, thereby fulfilling the statutory

requirement.

(v) Mr. Mishra, also places reliance on the decision

of the Supreme Court in Thangjam Arunkumar (supra)

wherein, it was held that non-filing of the affidavit in Form

25 is a curable defect, and the Judge trying the election

petition ought to grant an opportunity to the election

petitioner to file the requisite Form 25 affidavit in addition

to the affidavit already filed with the election petition.

Applying the said principle to the present case, learned

counsel points out that the Election Petitioner has, even

prior to the filing of the present I.A. No. 6 of 2025, already

moved I.A. No. 163 of 2024 along with the requisite

affidavit in Form 25, praying for acceptance of the same.

Thus, according to Mr. Mishra, the defect now pointed out

by Respondent No.1 stands duly rectified, and

consequently, the election petition cannot be dismissed on

the ground of non-filing of the affidavit in Form 25.

(vi) As regards inapplicability of Section 101 of the

Representation of the People Act, 1951 to the

elector-petitioner, Mr. Mishra submits that the contention

so raised is misconceived and unsustainable in law. He

points out that Section 84 of the Act expressly provides

that an election petitioner may, in addition to seeking a

declaration that the election of all or any of the returned

candidates is void, claim a further declaration that he

himself or any other candidate has been duly elected. The

section refers to „a petitioner‟ without any qualification as

to whether such petitioner is an elector or a contesting

candidate.

Similarly, Section 101 of the Act provides that

where „any person‟ who has lodged an election petition has,

in addition to questioning the election of the returned

candidate, sought a declaration that he himself or any

other candidate has been duly elected, and if the High

Court is of the opinion (a) that such petitioner or such

other candidate received a majority of valid votes, or (b)

that but for the votes obtained by the returned candidate

by corrupt practices, such petitioner or such other

candidate would have received a majority of valid votes the

Court shall, after declaring the election of the returned

candidate void, declare the petitioner or such other

candidate duly elected. The section thus refers to "any

person" and is not restricted to contesting candidates. Mr.

Mishra also places reliance on the decision of Ajay Maken

(Supra) in this regard.

10. This Court has carefully considered the rival

submissions of the parties as well as the various judgments

cited in support of their respective contentions, which have

been duly taken note of. The primary objections raised by

on behalf of the Respondent No.1, relate apparently to

seven principal grounds: (i) lack of locus standi of the

Election Petitioner; (ii) alleged defects in service of copy of

the Election Petition without proper attestation; (iii) non-

filing of the affidavit in Form-25 despite allegations of

corrupt practices; (iv) Non-stating of the manner in which

election is materially affected; (v) Permissibility of election

petitioner as an elector to claim relief under section 101 of

R P Act ;(vi) Non supply of documents relied by the

petitioner and (vii) Competence of Respondent No.2 to

oppose the present application. Insofar as the issue of

non-filing of Form-25 is concerned, this Court proposes to

deal with it in a subsequent paragraph.

(i) As regards the objection concerning locus standi

of the Election Petitioner, it is manifest from the pleadings,

particularly Paragraph 5 of the Election Petition, that the

Election Petitioner has categorically stated on oath that he

is a voter of the 47-Chandabali Assembly Constituency. Sec

81 (1), being relevant is reproduced below:

"Sec-81-Presentation of petitions.--(1) An election petition calling in question any election may be

presented on one or more of the grounds specified in sub-section (1) of section 100 and section 101 to the High Court by any candidate at such election or any elector within forty-five days from, but not earlier than the date of election of the returned candidate, or if there are more than one returned candidate at the election and the dates of their election are different, the later of those two dates.

Explanation.--In this sub-section, "elector" means a person who was entitled to vote at the election to which the election petition relates, whether he has voted at such election or not"

[Emphasis added]

It is thus evident that in law an elector of the constituency,

irrespective of whether he has voted at the election or not,

is competent to challenge the election. Mere omission to

mention the voter identity card number, serial number, or

part number does not defeat the Election Petition,

particularly on the face of a sworn statement asserting the

Petitioner‟s status as an elector. Of course, he has to

establish such status by adducing evidence during trial

but, it is not necessary that pleadings must set out every

minute detail at the threshold. Accordingly, this Court

finds no merit in the contention raised by Mr. Samal on the

ground of lack of locus standi.

(ii) With regard to the contention as to the alleged

defect in the attestation of the Election Petition served on

the Respondent, this Court is of the view that the argument

lacks substance in view of the settled principle of law that

the purpose of serving a true copy of the Election

Petition and affidavit is to enable the respondent to

understand the charges and prepare an effective

defence. In the case of T.M.Jacob v. C. Poulose and

others,21 the Supreme Court held as follows;

"35. The object of serving a "true copy" of an election petition and the affidavit filed in support of the allegations of corrupt practice on the respondent in the election petition is to enable the respondent to understand the charge against him so that he can effectively meet the same in the written statement and prepare his defence. The requirement is, thus, of substance and not of form.

36. The expression "copy" in Section 81(3) of the Act, in our opinion, means a copy which is substantially so and which does not contain any material or substantial variation of a vital nature as could possibly mislead a reasonable person to understand and meet the charges/allegations made against him in the election petition. Indeed a copy which differs in material particulars from the original cannot be treated as a true copy of the original within the meaning of Section 81(3) of the Act and the vital defect cannot be permitted to be cured after the expiry of the period of limitation."

It has not been demonstrated as to how the Respondent

No. 1 was misled in any manner by the copy served on him

or that the copy so served was at material variance from

the one filed in the Court.

(1999) 4 SCC 274

(iii) As regard the contention regarding non-

mentioning in the Election Petition as to how the result of

the election was materially affected, this Court notes that

under Section 100(1)(d) of the Representation of the People

Act, 1951, the election of a returned candidate can be

declared void if the result of the election, in so far as it

concerns the returned candidate, has been materially

affected by any of the grounds enumerated in sub-clauses

(i) to (iv).

It is well-settled that the expression „materially

affected‟ is a question of fact to be determined on the basis

of evidence led during trial, and its existence cannot

ordinarily be presumed at the stage of considering

maintainability, unless the pleadings are entirely silent or

devoid of any assertion touching upon the issue.

In the present case, the election petitioner has,

inter alia, alleged that the nomination of the returned

candidate was improperly accepted due to non-compliance

of statutory requirements in Form-26 and suppression of

material particulars. Such allegations, if ultimately proved,

are capable of establishing that the election result was

materially affected within the meaning of Section 100(1)(d).

Whether such conclusion can ultimately be drawn or not is

a matter of trial based on evidence and not for summary

rejection at the threshold.

Accordingly, this Court is of the considered view

that the plea of non-maintainability on the ground of

absence of specific pleading or proof of the result of the

election being „materially affected‟ is untenable at this

stage. The sufficiency of such pleading and the evidentiary

burden thereon shall be tested at the trial on merits.

(iv) This Court has carefully considered the rival

submissions on the question whether the relief sought by

the election petitioner namely, a declaration that the

returned candidate‟s election is void coupled with a further

declaration that another candidate has been duly elected is

legally sustainable or not when the petitioner is an elector

and not a contesting candidate.

Section 84 of the Representation of the People

Act, 1951 expressly provides that an election petitioner

may, in addition to claiming a declaration that the election

of all or any of the returned candidates is void, claim a

further declaration that he himself or any other candidate

has been duly elected. The statute makes no distinction

between an elector and a contesting candidate; it extends

the right to seek such relief to „an election petitioner‟, a

term which is defined to include both categories. In this

instant case, while the petitioner may not claim the relief

indicated in the first part of the quoted expression i.e. „he

himself‟, there is nothing to preclude him from claiming the

relief covered by the second part i.e., „any other candidate‟.

Significantly, the Election Petitioner has impleaded another

candidate as a respondent (Respondent No.2) in the

Election petition.

Section 101 of the Act prescribes the

circumstances in which such a further declaration may be

granted, namely, where the Court is satisfied that the

petitioner or such other candidate received a majority of

valid votes, or that but for the corrupt practice committed

by the returned candidate, the petitioner or such other

candidate would have received a majority of valid votes.

The provision uses the phrase „any person who has lodged

a petition‟, without qualifying it by the petitioner‟s status in

the election.

Further, it has been consistently held that the

framing of the relief in an election petition is a matter of the

petitioner‟s choice, and that the provisions of Sections 84

and 101 cannot be read narrowly to deprive an elector from

seeking a further declaration, provided he otherwise

satisfies the statutory conditions at the conclusion of trial.

In the present case, the prayer for a further

declaration has been made in terms of the statutory

framework. Whether the conditions under Section 101 are

ultimately satisfied is a matter for determination at the

stage of final adjudication, after evidence has been led. At

this preliminary stage, this Court finds no legal bar to the

maintainability of such a prayer merely because the

petitioner is an elector and not a contesting candidate.

(v) As to the objection raised by Respondent No.1

that the election petition is liable to be dismissed under

Section 86 of the Representation of the People Act, 1951,

since the documents relied upon by the petitioner were not

supplied along with the petition, this Court finds no merit

therein for the reason that neither Section 81 nor

Section 83 of the R.P. Act mandates that copies of all

documents relied upon must invariably accompany the

election petition, failing which it should be dismissed at the

threshold. The statutory requirement is that the petition

must contain a concise statement of the material facts, set

forth the full particulars of any corrupt practice alleged,

and be accompanied by the requisite copies duly attested

in accordance with Section 81(3).

In the present case, the election petitioner has

pleaded the material contents of the documents including

the Form-26 affidavit filed by the returned candidate and

the expenditure affidavit before the District Election Officer

in sufficient detail in paragraphs 6(A)(i) to (vi) and 6(B) of

the petition. Moreover, as regards Form-26, the petitioner

has specifically pleaded about its availability in the public

domain (web portal of the Election Commission of India).

When the document is a matter of public record and its

contents have been set out in the pleadings, the omission

to supply a copy along with the petition does not prejudice

the Respondent No.1 in preparing his defence.

(vi) As to the contention of Respondent No.1

regarding the right of Respondent No.2 to oppose the

present application, this Court is of the considered view

that it is a well-settled principle that in an election petition,

all respondents, once duly impleaded, acquire the status of

necessary or proper parties for the purpose of defending

their interest in the proceedings. Section 82 reads as

follows:

"82. Parties to the petition.--A petitioner shall join as respondents to his petition-- (a) where the petitioner, in addition to claiming a declaration that the election of all or any of the returned candidates is void, claims a further declaration that he himself or any other candidate has been duly elected, all the contesting candidates other than the petitioner, and where no such further declaration is claimed, all the returned candidates; and (b) any other candidate against whom allegations of any corrupt practice are made in the petition."

There is no dispute that Respondent No.2 was also a

contesting candidate in the election in question and the

Election Petitioner, in the Election Petition has inter-alia

claimed the following relief.

"5A. Be it declared that the nomination of the Respondent No.l is null and void as the Respondent No. 1 failed to file proper affidavit as prescribed under Rule 4-A of Conduct of Election Rules at the time of delivering the nomination paper and had substantially suppressed/falsely stated the material information in Form 26. Further it be declared that the Respondent No.l has not

filed his nomination form along with affidavit as per law and in accordance with the Ministry of Law & Justice Notification No. HI 109(4)/2018- Leg.II, dt.lOth October, 2018 and notification No. HJ 1109/13/2016-Leg.II dt. 26th February, 2019 and such affidavit filed by Respondent No.l in Form-26 is incomplete, invalid in the eye of law and suffer substantial defect and hence the delivery of nomination papers by the Respondent No.l on 10.05.2024 for election to the Chandbali Assembly Constituency bad in the eye of law and accordingly his election return candidate be declare as void.

5E. Be it declared that the so-called affidavit/Form 26 Submitted by the Respondent No. 1 is defective and nomination papers presented by him before the Returning Officer to 47- Chandbali Assembly Constituency is invalid and unsustainable in the eye of law in as much as the candidate has filed the affidavit without proper identification. From a bare perusal of the affidavit it is clearly visible that the identification done by the concerned Notary is not a valid identification m the eye of law."

Thus, in view of the quoted provision, Respondent No.2 and

for that matter, all the other contesting candidates become

proper parties. In fact, all such candidates have been

impleaded as Respondent nos. 3 to 5. Once impleaded,

each respondent has the right to present his case on any

particular issue before the Court. It is immaterial whether

he supports the Election Petitioner or a co-respondent on

any issue. The point is, no party can be precluded from

putting forth his contentions before the Court.

11. Having considered the initial submissions of

both parties, this Court deems it appropriate to address the

grounds raised by the Respondent No.1 in relation to the

specific paragraphs of the Election Petition individually.

12. Paragraphs 1 to 3 of the Election Petition are

formal in nature, as they contain general pleadings

regarding the subject matter of the election petition,

namely, 47- Chandbali Assembly Constituency, the

schedule of the General Election, 2024, the names of the

contestants from the 47-Chandabali Constituency, their

symbols, and party affiliations, which by themselves do not

give rise to a cause of action. These averments are formal

in nature and, though they do not independently constitute

a cause of action, they cannot be read in isolation but must

be considered in conjunction with the other paragraphs. In

fact, the Election Petition is required to be read as a whole.

13. The averments made in Paragraph 4 of the

Election Petition pertain to the total number of votes polled

in favour of each candidate and the outcome of the election

as reflected in Form-20, whereby the Respondent No. 1 has

been declared as the returned candidate. The averments

are purely formal in nature, being a reproduction of official

election data, and therefore, do not warrant any

interpretative exercise or judicial scrutiny at this stage.

14. Paragraph 5 of the Election Petition deals with

the reliefs sought by the election petitioner. Such

averments, being formal and mandatory in nature as

required under Section 84 of the Representation of the

People Act, 1951, do not warrant being struck out under

the provisions of the Code of Civil Procedure, 1908. The

relief clause is an essential component of an election

petition, and its inclusion is a statutory requirement.

15. Paragraphs 6(A) to 6(D) of the Election Petition

collectively set out allegations asserting that the

nomination and subsequent election of Respondent No.1

are vitiated by multiple legal infirmities and material

irregularities. The Election Petitioner contends that the

Respondent filed his nomination accompanied by affidavit

which was not in the prescribed Form-26 format, as

mandated under Section 33-A of the Representation of the

People Act, 1951, read with Rule 4-A of the Conduct of

Election Rules, 1961. In particular, the affidavit dated

09.05.2024 is alleged to be defective, lacking proper

verification and identification, having been attested by a

notary without compliance of the requisite legal formalities.

Furthermore, said affidavit is stated to suffer

from substantial non-disclosures and false declarations,

especially concerning the Respondent‟s movable and

immovable assets. It is alleged that the Respondent failed

to disclose essential particulars of bank deposits,

misrepresented the ownership of joint family agricultural

properties by falsely showing them as self-acquired, and

made incorrect statements relating to non-agricultural

immovable properties.

In addition to the above, the Election Petitioner

has pointed out material discrepancies in the election

expenditure affidavit (No.1250 dated 29.06.2024), filed

under Section 78 of the Act. It is alleged that this affidavit

deliberately omits critical transactional details, including

cheque/DD numbers, drawee bank information, and

source particulars of substantial financial inflows,

particularly a sum of ₹30,00,000/- received from the

political party. These omissions are claimed to be in

violation of the provisions of Section 77 of the Act and

amount to corrupt practice within the meaning of Section

123(6) thereof. The Election Petitioner further avers that

although the Respondent filed multiple affidavits on

various dates, he failed to submit valid nomination in

Form-2B and a properly verified affidavit in Form-26, as

required by the Election Commission‟s binding instructions

and statutory notifications.

The Election Petitioner asserts that such

misrepresentations, concealments, and procedural lapses

constitute serious legal violations, undermining the

integrity, transparency, and fairness of the electoral

process. Relying on several decisions of the Supreme Court,

it is submitted that the electorate has a fundamental right

under Article 19(1)(a) of the Constitution to be informed of

all relevant particulars of contesting candidates, and that

the Returning Officer was under a statutory duty to

scrutinize the nomination and reject the same under

Section 36 of the Act if found defective.

16. Learned Counsel for Respondent No.1, Mr. U.K.

Samal, submits that the Election Petition fails to disclose

any cause of action and is bereft of essential material facts

as required under Section 83(1)(a) of the Representation of

the People Act, 1951. He submits that no explanation has

been offered as to how the affidavit in Form-26 is not in the

prescribed format; no particulars have been given

regarding the alleged false statements or concealments; no

details are provided concerning the alleged sum of

₹30,00,000/- or its omission constituting a corrupt

practice under Section 123(6); no record of any objection

before the Returning Officer is produced; and no affidavit in

Form-25 has been filed to support allegations of corrupt

practice. He further contends that the Petitioner, being

merely an elector, has not established his locus standi and

that the relief sought under Section 101 is not

maintainable at his instance.

In view of the above, he submits that the petition

is frivolous, vexatious, and an abuse of the process of

court. The pleadings in Paragraphs 6(A) to 6(D) are liable to

be struck out under Order VI Rule 16 CPC, and the petition

is liable to be rejected under Order VII Rule 11 CPC for

non-disclosure of cause of action. Mr. Samal has relied on

the following judgments to buttress his contentions:

            (i)     Samant N. Balkrishna (Supra)
            (ii)    Hardwari Lal v. Kanwal Singh22,
            (iii) Azhar Hussain v. Rajiv Gandhi,23
            (iv)     R.P. Moidutty (Supra)
            (v)     V. Narayan Swamy (Supra)
            (vi)     Hari Shankar jain v. Sonia Gandhi24,

(vii) Santosh Yadav v. Narendra Singh25,

(viii) Kamalnath v. Sudesh Verma26,

(ix) Ram Sukh (Supra)

(x) Anil Vasudev Salgaonkar (Supra)

(xi) Jitu Patnaik v. Sanatan Mahakud27,

(xii) Lalit Kishore Chaturvedi v. Jagdish Prasad Thada & Ors28,

17. Learned Counsel for the Election Petitioner, Mr.

N.K Sahu, contends that the prayer for rejection of the

petition is misconceived. Non-filing of documents at

presentation does not amount to non-compliance with

Section 81(3) of the Representation of the People Act, 1951,

as long as their material contents are pleaded. In the

present case, the affidavits in question are specifically

1972) 1 SCC 214

1986) Supp. SCC 315

(2001) 8 SCC 233

(2002) 1 SCC 160

2002) 2 SCC 410

(2012) 4 SCC 194

(1990) Supp. SCC 248

referred to in Paragraphs 6(A) to 6(D) of the petition. As per

Para 10, Chapter XXXIII of the High Court Rules,

documents are to be produced at the appropriate stage

after pleadings. The verification clause sufficiently affirms

the truth of the statements based on records and belief,

and no defect warranting dismissal exists. Paragraphs 6(A)

to 6(D) set out material facts and particulars on procedural

irregularities, suppression of information, corrupt

practices, and improper acceptance of nomination, thereby

disclosing a clear cause of action. The contention that

material effect on the election result is not pleaded is

untenable, as the petition read as a whole alleges that such

acts materially compromised the fairness of the process. At

the stage of Order VII Rule 11 CPC, averments in the

petition are to be assumed true, and since substantial

triable issues arise, summary rejection is unwarranted. Mr.

Sahu also cites following judgments in leading his

contentions :

(i) Mayar (H.K) Ltd. & Ors. v. Owners & Parties, Vessel M.V Fortune Express & Ors.,29

(ii) S. Rukmini Madegowda v. State Elction Commission & Ors30.,

(2006) 3 SCC 100

(2022) 18 SCC 1

(iii) Ponnala Lakhshmaiah v. Kommuri Pratap Reddy & Ors., 31

(iv) Lok Prahari v. Union of India32,

(v) Krishnamoorthy v. Sivakumar33,

18. Mr. B Mishra, learned Senior counsel for

Respondent No.2, adopts and reiterates the submissions

advanced by learned counsel for the Election Petitioner in

their entirety and makes analogous arguments in support

thereof. He submits that the Paragraph 6(A) to 6(D) of the

election petition discloses clear triable issues warranting

adjudication on merits.

19. This Court has carefully examined the pleadings

contained in Paragraphs 6(A) to 6(D) of the Election Petition

and has taken note of the settled legal principles governing

the purpose and significance of the disclosure

requirements under Form-26, as mandated by the

Representation of the People Act, 1951. The Supreme

Court, in Resurgence India v. Election Commission of

India,34 categorically emphasized the fundamental right of

citizens under Article 19(1)(a) and has held as follows-

(2012) 7 SCC 788

(2018) 17 SCC 336

(2015) 3 SCC 467

(2013) AIR SCW 5320

"24.At this juncture, it is vital to refer to Section 125A of the RP Act. As an outcome, the act of failure on the part of the candidate to furnish relevant information, as mandated by Section 33A of the RP Act, will result in prosecution of the candidate. Hence, filing of affidavit with blank space will be directly hit by Section 125A(i) of the RP Act. However, as the nomination paper itself is rejected by the Returning officer, we find no reason why the candidate must again be penalized for the same act by prosecuting him/her.

25.If we accept the contention raised by Union of India, viz., the candidate who has filed an affidavit with false information as well as the candidate who has filed an affidavit with particulars left blank should be treated at par, it will result in breach of fundamental right guaranteed under Article 19(1)(a) of the Constitution, viz., 'right to know', which is inclusive of freedom of speech and expression as interpreted in Association for Democratic Reforms (AIR 2002 SC 2112 : 2002 AIR SCW 2186) (supra).

26. In succinct, if the Election Commission accepts the nomination papers in spite of blank particulars in the affidavits, it will directly violate the fundamental right of the citizen to know the criminal antecedents, assets and liabilities and educational qualification of the candidate. Therefore, accepting affidavit with blank particulars from the candidate will rescind the verdict in Association for Democratic Reforms (supra). Further, the subsequent act of prosecuting the candidate under Section 125A (i) will bear no significance as far as the breach of fundamental right of the citizen is concerned. For the aforesaid reasons, we are unable to accept the contention of the Union of India.

27.What emerges from the above discussion can be summarized in the form of following directions:(i) The voter has the elementary right to know full particulars of a candidate who is to represent him in the Parliament/Assemblies and such right to get information is universally recognized. Thus, it is held that right to know about the candidate is a natural right flowing from the concept of democracy

and is an integral part of Article 19(1) (a) of the Constitution.(ii) The ultimate purpose of filing of affidavit along with the nomination paper is to effectuate the fundamental right of the citizens under Article 19(1)(a) of the Constitution of India. The citizens are supposed to have the necessary information at the time of filing of nomination paper and for that purpose, the Returning Officer can very well compel a candidate to furnish the relevant information.(iii) Filing of affidavit with blank particulars will render the affidavit nugatory.(iv) It is the duty of the Returning Officer to check whether the information required is fully furnished at the time of filing of affidavit with the nomination paper since such information is very vital for giving effect to the 'right to know' of the citizens. If a candidate fails to fill the blanks even after the reminder by the Returning Officer, the nomination paper is fit to be rejected. We do comprehend that the power of Returning Officer to reject the nomination paper must be exercised very sparingly but the bar should not be laid so high that the justice itself is prejudiced.(v) We clarify to the extent that Para 73 of People's Union for Civil Liberties case (supra) will not come in the way of the Returning Officer to reject the nomination paper when affidavit is filed with blank particulars.(vi) The candidate must take the minimum effort to explicitly remark as 'NIL' or 'Not Applicable' or 'Not known' in the columns and not to leave the particulars blank.(vii) Filing of affidavit with blanks will be directly hit by Section 125A(i) of the RP Act. However, as the nomination paper itself is rejected by the Returning Officer, we find no reason why the candidate must be again penalized for the same act by prosecuting him/her."


                                           [Emphasis Added]

          In     light      of     the      above       authoritative

pronouncement, this Court is of the considered view that

the allegations made by the Election Petitioner regarding

improper and incomplete filing of affidavit in Form-26, non-

disclosure of movable and immovable assets, false

declaration of property particulars, and omission to

disclose substantial election expenditure, specifically the

receipt of a significant financial contribution, raise triable

issues. The petitioner, claiming to be an elector of the 47-

Chandabali Assembly Constituency, has pleaded specific

material facts, including the nature and details of

disclosures that were allegedly omitted or misrepresented

by the Respondent. These allegations, if established, go to

the very foundation of the electoral process and merit a full

and fair adjudication on the basis of evidence. This Court,

therefore, finds it inappropriate to summarily reject the

petition at this stage and is inclined to hold that the matter

warrants a full-fledged trial on merits.

In relation to the allegations concerning non-

disclosure and false declaration of movable and immovable

assets, this Court finds it relevant to refer to the judgment

of the Supreme Court in Lok Prahari (Supra). In the said

judgment, the Supreme Court underscored the

constitutional and statutory imperative of full and truthful

disclosure of assets and sources of income of a candidate,

as well as of his spouse and dependents. Notably, in

Paragraphs 79 to 81 of the judgment, the Supreme Court,

while applying the ratio laid down in Krishnamoorthy

(Supra), held that such non-disclosure of assets amounts to

"undue influence" and falls squarely within the ambit of

corrupt practice as defined under Section 123(2) of the

Representation of the People Act, 1951. The Court reasoned

that suppression of material financial information misleads

the electorate and impairs the free and informed exercise of

franchise, thereby striking at the heart of electoral

democracy.

In the present case, the Election Petitioner has

alleged identical misconduct by the Respondent No.1

namely, failure to disclose correct particulars of movable

and immovable assets, and making false declarations

regarding the same. This Court is of the considered view

that such allegations, if established, would clearly fall

within the scope of corrupt practice under Section 123(2) of

the Act. However, it is also noted that the Respondent has

raised an objection on the ground that the Election

Petitioner has not filed a separate affidavit in Form-25, as

required under the proviso to Section 83(1)(c) of the Act,

and hence, the petition is liable to be dismissed.

On the legal question as to whether the absence

of an affidavit in Form-25, as mandated under the proviso

to Section 83(1)(c) for allegations relating to corrupt

practice, ipso facto warrants dismissal of the election

petition, this Court draws guidance from the judgment of

the Supreme Court in Thangjam Arun (Supra). In the said

case, after referring to A. Manju v. Prajwal Revanna35, the

Court held that the requirement to file an affidavit in Form-

25 is directory and not mandatory. It was further held that

where there is substantial compliance such as an affidavit

and verification within the petition itself, affirming the

truthfulness of the allegations relating to corrupt practices,

the petition cannot be dismissed solely on the technical

ground of absence of a separate Form-25 affidavit.

Applying the aforesaid principle to the present

case, this Court finds that the Election Petition contains

both a sworn affidavit and a verification clause, wherein

the Petitioner has affirmed the truth of the allegations

(2022) 3 SCC 269

made, including those relating to corrupt practice. In view

of this substantial compliance, and following the settled

legal position, this Court is of the considered view that the

technical omission of filing a separate Form-25 affidavit is

not fatal to the maintainability of the petition. The

Petitioner can always be permitted to cure the defect by

filing the requisite affidavit at a later stage. Accordingly, the

petition cannot be dismissed on this ground alone.

In response to the remaining contentions and

submissions advanced by the learned counsel for the

respective parties, this Court has already dealt with the

same in the foregoing paragraphs, and therefore finds no

necessity for any reiteration.

Therefore, this Court, in the backdrop of the

settled legal position as elucidated above, is not inclined to

summarily reject the pleadings in Paragraphs 6 (A) to 6 (D).

20. In Paragraph 6(E) of the Election Petition, the

Election Petitioner has alleged that Respondent No.1 failed

to disclose essential information in his affidavit filed in

Form-26, including critical particulars relating to the

source of income, movable and immovable assets,

outstanding government dues, and educational

qualifications.

21. Learned counsel for the Respondent No.1, Mr.

Samal, has argued that the averments contained in

Paragraph 6(E) of the Election Petition are devoid of

material facts, requisite particulars, and supporting

documents necessary to sustain the allegations made

therein. According to him, the assertions against

Respondent No.1 are vague, bald, and frivolous, and hence,

liable to be struck out. He contends that the Petition

discloses no cause of action and is, therefore, liable to be

dismissed. The Election Petitioner has also not specified

precise particulars relating to income, assets, government

dues, or educational qualifications which were allegedly

concealed or misrepresented, nor has he indicated whether

any records were verified before instituting the present

petition. According to Mr. Samal, these significant

omissions render the pleadings insufficient in law,

amounting to an abuse of the process of the Court

warranting rejection under the applicable provisions.

22. Per contra, learned counsel for the Election

Petitioner, Mr. Sahu, submits that the Petition contains

adequate pleadings with respect to non-disclosure and mis-

statement of material particulars, including those relating

to the source of income, movable and immovable assets,

government liabilities, and educational qualifications. He

contends that the allegations have been clearly framed with

sufficient clarity to raise triable issues and that the

absence of supporting documents at the preliminary stage

does not render the petition defective, especially when the

material facts have been adequately set out in the

pleadings.

23. Upon careful consideration of the averments

made in Paragraph 6(E) of the Election Petition, this Court

finds that, unlike the pleadings under Paragraphs 6(A) and

6(D), the assertions concerning the alleged non-disclosure

and mis-statement of material particulars namely, the

source of income, movable and immovable assets,

government liabilities, and educational qualifications are

wholly lacking in material particulars and fail to disclose

any valid cause of action. The Election Petitioner has

merely made a sweeping and general allegation that

Respondent No.1 failed to disclose vital information in his

affidavit filed in Form-26 and that he suppressed material

facts while providing misleading information. However,

such broad and un-particularized assertions,

unaccompanied by specific foundational facts such as,

what precise information was allegedly suppressed or mis-

stated, the source of such knowledge, or how these

omissions materially impacted the election, render the

pleadings vague, unsubstantiated, and legally untenable.

It is the settled principle of election law that an

Election Petition must comply strictly with the requirement

of stating material facts, as mandated under Section

83(1)(a) of the Representation of People Act, 1951. The

Supreme Court in C.P. John v. Babu M. Palissery36, has

categorically held that:

"19. To put it differently, when the election petition is taken up for consideration, the Court which deals with such an election petition, should be in a position to know in exactitude as to what is the corrupt practice alleged as against the parties without giving any room for doubt as to the nature of such allegation, the parties involved, the date, time and the place, etc. so that the party against whom such allegation is made is in a position to explain or defend

(2014) 10 SCC 547

any such allegation without giving scope for any speculation. In that context, both Sections 83(1)(a) and (1)(b) and the proviso play a very key role since the election petitioner cannot simply raise an allegation of corrupt practice and get away with it, inasmuch as the affidavit to be filed in respect of corrupt practice should specifically support the facts pleaded, as well as, the material particulars furnished. Rule 94-A of the Rules in turn stipulates that the affidavit should be in the prescribed Form 25 and should be sworn before the Magistrate of the First Class or a notary or the Commissioner of Oaths and makes it mandatory for the election petitioner to comply with the said requirement statutorily. The format of the affidavit as prescribed in Form 25 elaborates as to the requirement of specifically mentioning the paragraphs where the statement of facts are contained and also the other paragraphs where material particulars relating to such corrupt practices are alleged. It also mentions as to which of those statements of facts and material particulars are based on the personal knowledge of the election petitioner and such of those statements and particulars that are made based on the information gained by the election petitioner."

[Emphasis added]

Moreover, in Harishankar Jain (supra), the Supreme

Court held that:

"Section 83(1)(a) of RPA, 1951 mandates that an election petition shall contain a concise statement of the material facts on which the petitioner relies. By a series of decisions of this Court, it is well settled that the material facts required to be stated are those facts which can be considered as materials supporting the allegations made. In other words, they must be such facts as would afford a basis for the allegations made in the petition and would constitute the cause of action as understood in the Code of Civil Procedure, 1908. The expression "cause of action" has been compendiously defined to mean every fact which it would be necessary for the plaintiff to prove, if traversed, in order to support his right to the judgment of court. Omission of a single material fact leads to an incomplete cause of action and the statement of claim becomes bad. The function of the party is to present as full a picture of the cause of

action with such further information in detail as to make the opposite party understand the case he will have to meet. (See Samant N. Balkrishna ν. George Fernandez 18, Jitendra Bahadur Singh v. Krishna Behari¹9.) Merely quoting the words of the section like chanting of a mantra does not amount to stating material facts. Material facts would include positive statement of facts as also positive averment of a negative fact, if necessary. In V.S. Achuthanandan v. P.J. Francis this Court has held, on a conspectus of a series of decisions of this Court, that material facts are such preliminary facts which must be proved at the trial by a party to establish existence of a cause of action. Failure to plead "material facts" is fatal to the election petition and no amendment of the pleadings is permissible to introduce such material facts after the time-limit prescribed for filing the election petition. It is the duty of the Court to examine the petition irrespective of any written statement or denial and reject the petition if it does not disclose the cause of action. To enable a court to reject a plaint on the ground that it does not disclose a cause of action, it should look at the plaint and nothing else. Courts have always frowned upon vague pleadings which leave a wide scope to adduce any evidence. No amount of evidence can cure basic defect in the pleadings."

[Emphasis added]

It has been consistently held that election petitions are to

be strictly scrutinized, and any vague, bald, or generalized

averments, particularly in respect of corrupt practices or

statutory violations, are liable to be summarily rejected. In

the instant case, the Election Petitioner, in Paragraph 6(E)

fails to specify any factual basis to sustain the allegation of

non-disclosure of source of income, movable and

immovable assets, government dues, educational

qualification and how the result was materially affected on

such score. This Court is accordingly of the considered view

that the pleadings under Paragraph 6(E), being bereft of

material facts and particulars, fail to constitute a legally

sustainable cause of action and do not warrant further

adjudication at trial and therefore, deserve to be struck out.

24. Upon a careful consideration of the pleadings

under Paragraphs 6(F), 6(G), 7, 8 and 9 and after hearing

the rival submissions advanced by both parties, this Court

finds that the averments made in Paragraphs 6(F), 6(G), 7,

8 and 9 are essentially a reiteration and summation of the

allegations already pleaded under the Paragraphs 6(A) to

6(D). No independent or distinct allegations have been set

forth in these paragraphs, and they merely encapsulate the

earlier assertions without introducing any fresh grounds of

challenge. Accordingly, this Court is of the considered view

that the pleadings under Paragraphs 6(F), 6(G), 7, 8 and 9

cannot be regarded as vague or bald in respect of the

allegations that are directly relatable to, and derive support

from, the specific allegations made in Paragraphs 6(A) to

6(D).

25. Paragraphs 10 to 12 of the Election Petition

contain averments relating to the point in time when the

cause of action arose, the period of limitation, the deposit

of the requisite challan amount towards security for costs,

and other procedural prerequisites. Upon perusal, it is

evident that these averments are formal and procedural in

nature, aimed at demonstrating compliance with statutory

requirements, and do not contain any substantive

allegations warranting adjudication on merits.

26. Thus, from a conspectus of the analysis of facts,

the position of law and the contentions advanced by the

parties, this Court is of the view that no ground is made

out by the Respondent for this Court to exercise

jurisdiction under Order VI Rule 16 of C.P.C.to strike out

the pleadings, except those under paragraph 6(E), or under

Order VII Rule 11 of C.P.C. to reject the petition at the

threshold or to dismiss the Election Petition under Section

83 of the Act. On the contrary, it is held that the Election

Petition, as laid, does disclose a valid cause of action and

involves triable issues for which it would not be proper to

throw away the same at the threshold without taking it to

trial.

27. For the foregoing reasons therefore, the

application is allowed in part. The pleadings under

Paragraph 6(E) of the election petition are struck out.

................................

Sashikanta Mishra, Judge

Orissa High Court, Cuttack, The 8th August, 2025/A.K. Rana, P.A.

Location: HIGH COURT OF ORISSA, CUTTACK

 
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