Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mohd. Imran Shareef vs Mohd. Muneeruddin
2024 Latest Caselaw 126 Tel

Citation : 2024 Latest Caselaw 126 Tel
Judgement Date : 9 January, 2024

Telangana High Court

Mohd. Imran Shareef vs Mohd. Muneeruddin on 9 January, 2024

     HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

                       C.M.A.No.475 of 2023

JUDGMENT:

This appeal is filed challenging the order and decree dated

16.08.2023, passed by the Principal District Judge, Mahabubnagar,

in I.A.No.1154 of 2022 in E.O.P.No.1 of 2020.

2. The facts of the case, in brief, are that the appellant herein

filed Election Petition in E.O.P.No.1 of 2020 under Section 233 of

the Telangana Municipality Act, 2019, to declare the election of

the respondent No.1 as Ward Member (Municipal Councilor)

from 33rd Ward of Mahabubnagar Municipality, as void and set

aside the same, and further declare him as returned candidate.

The respondent No.1 has filed counter in the Election Petition

stating that the appellant has not complied with the required

procedure for filing the Election Petition and that the Election

Petition is not maintainable on the said ground.

3. Pending adjudication of the Election Petition, the

respondent No.1 filed I.A.No.1154 of 2022 under Order 7 Rule 11

(a)(d) CPC r/w Section 151 CPC and Rule 8(2) of the Telangana

Municipalities (Electing Petitions) Rules, 2020 (for short, 'the

Rules'), to reject and dismiss the Election Petition filed by the

appellant.

4. It is stated by the respondent No.1 that the appellant filed

the Election Petition without complying with the mandatory

provisions; that the appellant was required to deposit an amount

of Rs.5,000/- towards Security Deposit at the time of presenting

the Election Petition before the Tribunal as per Rule 8 (2) of the

Rules and that in case of non-deposit of the said amount on the

date of presentation of the Election Petition, the Election Petition

has to be dismissed. It is further stated that the Election Petition

was filed on 20.02.2020 without depositing Rs.5,000/- towards

Security Deposit before the Tribunal, along with the Election

Petition. The appellant filed Lodgment Schedule along with the

Election Petition without tendering or paying cash and without

submitting any Demand Draft, but sought to issue Lodgment. As

per the Lodgment issued by the Tribunal, the appellant has

deposited the amount in the Bank on 24.02.2020 i.e., four days

after presenting the Election Petition.

5. It is further stated that the appellant shall pay cash of

Rs.5,000/- to the Tribunal at the time of presentation of the

Election Petition towards Security Deposit or obtain a Demand

Draft for Rs.5,000/- in the name of the Tribunal on the date of

presentation of the Election Petition in compliance of Rule 8(2) of

the Rules. But, the appellant neither paid the cash nor submitted

Demand Draft for Rs.5,000/- in the name of the Tribunal on the

date of filing the Lodgment Schedule along with the Election

Petition on 22.02.2020.

6. The appellant filed counter in the said Interlocutory

Application denying the averments made therein and stating that

the election for Mahabubnagar Municipality was held on

22.01.2020 and the election was declared on 25.01.2020; that the

Rules relating to disposal of Election Petitions were framed on

11.02.2020 and that the Election Petition was presented on

20.02.2020, but, by that time, the Rules were not available. The

Rules and the Act are silent with regard to the mode and manner

of payment.

7. It is further stated that the appellant deposited the security

amount in the District Court Account and counterfoil thereof was

filed in the Court. It is also stated that as the office has raised an

objection with regard to the payment of Security Deposit and

advised the appellant to deposit the same through lodgment

schedule, he filed lodgment schedule along with the Election

Petition and the office of the Court issued the lodgment schedule

and accordingly, he deposited the amount on 24.02.2020. It is

further stated that as the Rules do not prescribe the manner of

deposit of Security Deposit amount, he followed the Court orders

and deposited the said amount. It is also stated that when the

Election Tribunal was satisfied with his compliance as prescribed

under Rule 8(3) of the Rules and proceed with the trial, the

respondent No.1 is precluded from raising issue of Security

Deposit and seeking the relief of dismissal of the Election

Petition. Therefore, he prayed to dismiss the I.A.

8. The trial Court, after hearing both sides and considering

the entire material available on record and also the judgment of

the Hon'ble Supreme Court in Sitaram v. Radhey Shyam

Vishnav 1, held that there cannot be a separation or segregation of

the Election Petition and deposit and they have to be filed

simultaneously and accordingly allowed the I.A by rejecting the

Election Petition vide impugned order dated 16.08.2023. Hence,

this appeal.

9. The learned counsel for the appellant has stated that the

trial Court ought to have seen that there is no mode of payment

prescribed under the Rules; that the trial Court erred in rejecting

the Election Petition on the ground that the Security Deposit

amount was not deposited within the time and that the trial

Court ought to have seen that the Election Petition was at the

stage of cross-examination of P.W.1. It is further stated that the

new Rules were framed on 11.02.2020 i.e., just 9 days prior to the

filing of the Election Petition and thus, the appellant was

unaware of the same, as much as, the Office did not take any

objection and numbered the Election Petition. Therefore, rejection

AIR 2018 SC 1298

of the Election Petition three years after its filing is contrary to

law, and thus, prayed to set aside the impugned order.

10. On the other hand, the learned counsel for the respondent

No.1 vehemently argued that the appellant has not deposited the

Security Deposit amount of Rs.5,000/- with the Election Tribunal,

as prescribed under Rule 8(2) of the Rules, which is mandatory

and therefore, the trial Court has rightly allowed the I.A by

rejecting the Election Petition. He further contended that the

appellant is not a voter in the constituency, in which election was

held. In support of the said contentions, the learned counsel has

relied upon the judgments of the Hon'ble Supreme Court in

Sitaram v. Radhey Shyam Vishnav (1 supra), the composite High

Court of Andhra Pradesh in Anjamma v. S. Pushpamma 2 and

Bangaru Sankaraih v. Talari Pothalaih3 and the judgment of the

Bombay High Court in Satyanarayan Shrivallabh v.

Bhagwantrao Marotirao 4.

2001 (1) ALD 77 (DB)

2015 (4) ALD 394

AIR 1965 BOMBAY 58

11. Before dealing with the appeal, it is apt to refer to Rule 8 of

the Rules, which reads as under:

"8. Deposit of Security: (1) At the time of presentation of the petition, the petitioner shall deposit with the Election Tribunal, as security for the cost of the same,-

(i) a sum of ten thousand rupees in the case of election of Chair person or Vice Chairperson or Mayor or Deputy Mayor; and

(ii) a sum of five thousand rupees in the case of ward member.

Explanation: Where the election of more than one returned candidate is called in question, a separate deposit shall be made in respect of each such returned candidate.

(2) If the provisions of sub-rule (1) are not complied with, the Election Tribunal shall dismiss the petition.

(3) Upon compliance with the provisions of sub-rule (1), the Election Tribunal shall proceed to inquire into the petition."

12. In Sitaram v. Radhey Shyam Vishnav (1 supra), which was

taken into consideration by the trial Court while allowing the

I.A., the Hon'ble Supreme Court held that firstly, the deposit is

mandatory and the mode of deposit is directory; secondly, the

non-deposit will entail dismissal and irregular deposit is curable

and thirdly, in other areas like verification, signature of parties,

service of copy, etc., the principle of substantial compliance or the

doctrine of curability will apply. There cannot be a separation or

segregation of the Election Petition and the deposit.

13. In Anjamma v. S. Pushpamma (2 supra), a Division Bench

of the erstwhile High Court of Andhra Pradesh had referred to

the judgments of the Hon'ble Supreme Court in Aeltemesh Rein

v. Chandulal 5, Narayanaswamy v. C.P. Thirunavukkarasu 6 and

Karunanidhi v. H.V. Hande 7 and ultimately held that an Election

Petition filed without depositing the Security Deposit, as required

under Rule 5(i) of the Rules, 1955, is liable to be dismissed in

limine.

14. In Bangaru Sankaraih v. Talari Pothalaih (3 supra), a

learned Singh Judge of the composite High Court of Andhra

Pradesh, had followed the judgment in Anjamma v.

S.Pushpamma (2 supra) and reiterated the above principle.

15. In Satyanarayan Shrivallabh v. Bhagwantrao Marotirao

(4 supra), the Bombay High court held that an Election Petition

can be filed only by a voter in the electoral division in which

AIR 1981 SC 1199

(2000) 2 SCC 294

(1983) 2 SCC 473

election is held, by referring to Section 27(1) of the Maharashtra

Zilla Parishads and Panchayat Samities Act, 1961.

16. A perusal of Rule 8(1) of the Rules clearly discloses that at

the time of presentation of the Election Petition, the petitioner

shall deposit the prescribed Security Deposit along with the

Election Tribunal. Rule 8(2) of the Rules clearly discloses that if

the provisions of sub-rule (1) are not complied with, the Election

Tribunal shall dismiss the petition. Therefore, Rule 8(2) of the

Rules is mandatory in nature and the same has to be complied

with while filing the Election Petition.

17. In the instant case, the Election Petition was presented on

20.02.2020, whereas, the security deposit was paid on 24.02.2020

i.e., subsequent to the filing of the Election Petition, which is in

clear violation of Rule 8(2) of the Rules.

18. In the light of the above discussion, more particularly, Rule

8(2) of the Rules, and the above legal position, the Election

Petition filed by the appellant is not maintainable. Therefore, the

trial Court is right in allowing the I.A. rejecting the Election

Petition filed by the appellant and this Court finds no irregularity

in the impugned order passed by the trial Court. In the

considered opinion of this Court, the appellant failed to make out

any case warranting interference by this Court with the

impugned order dated 16.08.2023.

19. Hence, the appeal is liable to be dismissed and the same is

accordingly dismissed. There shall be no order as to costs.

Pending miscellaneous applications, if any, shall stand

closed.

__________________________________ LAXMI NARAYANA ALISHETTY, J Date: 09.01.2024 va

 
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 : MAIMS

 
 
Latestlaws Newsletter