Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Aruna Naiki vs Laxmi Devi
2025 Latest Caselaw 4507 Tel

Citation : 2025 Latest Caselaw 4507 Tel
Judgement Date : 4 April, 2025

Telangana High Court

Aruna Naiki vs Laxmi Devi on 4 April, 2025

HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY

         CIVIL REVISION PETITION No.457 OF 2024

ORDER:

This Civil Revision Petition is filed assailing the order dated

29.11.2023 passed by the Principal District Judge, Jogulamba-

Gadwal District in IA.No. 331 of 2022 in EOP. No. 06 of 2022.

2. Heard Sri CH. Ravinder, learned counsel for petitioner and

Mrs. Poojari Srilekha, learned counsel for respondent No.1.

3. The brief facts of the case relevant for adjudication of this

Revision Petition is that a gazette notification dated 07.01.2020

was issued by the Telangana State Election Commission for

election of Ward Members of Gadwal Town Municipality

scheduling the date of poll as 22.01.2020; that accordingly,

elections were held and results were declared on 25.01.2020; that

petitioner herein was the successful candidate from Ward No. 29

and respondent No.1 was the unsuccessful candidate in the said

election. While so, respondent No.1 herein filed EOP.No.06 of

2020 under Section 233 of the Telangana Municipalities Act, 2019,

(for brevity, hereinafter referred to as 'the Act, 2019') on the file of

the III Additional District Judge at Gadwal, Mahabubnagar

LNA, J

District, to declare election of the revision petitioner as Ward

Member from 29 Ward of Gadwal Town Municipality as void and

to set aside the same; and further, to declare respondent No.1

herein as elected Ward Member from 29th Ward of Gadwal Town

Municipality.

4. In the said EOP, respondent No.1 herein primarily

contended that the provisions of the Constitution and the Rules and

Orders made under the Telangana Municipalities and Municipal

Corporations Rules, 2020 (for brevity, hereinafter referred to as

'the Rules') and the provisions of Representation of Peoples Act,

1951, were not complied with, thereby materially affecting the

result of election insofar as revision petitioner is concerned and

therefore, the election of revision petitioner, being void and

inoperative, is liable to be set aside.

5. Revision petitioner entered appearance and filed an

application in I.A.No. 45 of 2021 under Order VII Rule 11(a) & (d)

r/w Section 151 CPC for rejection of the EOP on the following

grounds:-

(i)That the III Additional District Judge, Gadwal is not a

constituted Election Tribunal and therefore, the said

LNA, J

Court has no legal jurisdiction to entertain, try and

dispose of the Election Petition on merits.

(ii) That the Election Petition does not disclose cause of

action to challenge legally and validly elected returned

candidate.

(iii)That the Election Petition is not in accordance with

the mandatory statutory provisions of the Act, 2019 and

the Rules, 2020, since respondent No.1 herein failed to

deposit security amount before the Court while presenting

the Election Petition, which is in contravention of Rule

8(1)(ii) of the Rules 2020.

6. It was further averred that III Additional District Judge,

Gadwal is not Principal District Judge for Mahabubnagar District,

in terms of Section 2(4) of CPC, Section 10 of AP Civil Courts

Act, 1972 and also under Section 3(17) of General Clauses Act,

1897, therefore, the said Court cannot be construed as Election

Tribunal to entertain and dispose of the Election Petition on merits.

It was further averred that the State Government, on revenue side,

has reorganized the Districts, whereunder Mahabubnagar District

was divided into five Districts, consequence of which Jogulamba-

LNA, J

Gadwal District was formed, however, on judicial side, no such

reorganization of Districts in Telangana was done by the High

Court of Telangana and as such, III Additional District Judge,

Gadwal cannot be treated as the Principal District Judge for

Jogulamba-Gadwal District to entertain, try and dispose of the

Election Petition.

7. Respondent No.1 herein filed counter resisting the said

application and contended that as per Rule 4(b) of the Rules, 2020,

when more than one District Judge is having territorial jurisdiction,

then Principal District Judge will act as 'Election Tribunal' as per

the intent of State legislature. It was further stated that the III

Additional District and Sessions Judge, at Gadwal is functioning as

independent judiciary having proper territorial jurisdiction over

Jogulamba-Gadwal District and the said Court is not under the

control of Principal District Judge, Mahabubnagar District.

8. Insofar as payment of security amount is concerned, it was

averred that he had deposited a sum of Rs.5,000/- in the Section of

the III Additional District Judge at Gadwal, Mahabubnagar District

and the same was accepted and in fact, the Section of the said

Court never took such an objection.

LNA, J

9. He further stated that if the pleadings in the Election Petition

are read in whole, cause of action for filing Election Petition is

made out.

10. By stating thus, respondent No.1 herein contended that the

said application filed by revision petitioner is frivolous and also

abuse of process of law and as such, the same is liable to be

dismissed.

11. The III Additional District Judge at Gadwal, Mahabubnagar

District, in the light of the judgment dated 30.11.2021 of this Court

in CRP.No. 457 of 2024, vide impugned order dated 30.11.2021

has held that it has no jurisdiction to entertain the Election Petition

and therefore, restrained itself from adjudicating the other grounds

raised by respondent No.1 herein and ultimately, partly allowed the

application and returned the Election Petition under Order VII Rule

10 CPC for presenting the same before proper forum.

12. Consequent upon return of the Election Petition, respondent

No.1 herein presented the same before the Election Tribunal-cum-

Principal District Judge, Jogulamba-Gadwal District, and the same

was re-numbered as EOP.No.06 of 2022. During the pendency of

the said EOP, the revision petitioner again filed an application in

LNA, J

IA.No.331 of 2022 under Order VII Rule 11 (a) & (d) CPC to

reject the EOP on the ground that respondent No.1 herein has not

deposited the security amount as required under Section 8(1)(ii) of

Act, 2019 and Rules, 2020, and secondly, the EOP does not

disclose the cause of action. They reiterated the other contentions

raised in the Election Petition filed before the Hon'ble III

Additional District Judge at Gadwal, Mahabubnagar District.

13. Respondent No.1 herein filed counter resisting the said

application and contended that the allegations made in the

application are not even pleaded in the counter filed in the Election

Petition; that the said application is filed after commencement of

trial with mala fide intention to protract the Election Petition and

the same is frivolous and is liable to be dismissed.

14. The Principal District Judge, Jogulamba-Gadwal District while

dismissing the said application, vide impugned order dated

29.11.2023, observed that revision petitioner has not pressed for

disposal of the application filed under Order VII Rule 10 CPC

when the same was filed before the III Additional District Judge at

Gadwal, Mahabubnagar District and has came with the present

application by harping upon the point of limitation which is mixed

LNA, J

question of fact and law and therefore, at the threshold the Election

Petition cannot be thrown out on the said ground alone.

15. The Principal District Judge, Jogulamba-Gadwal District has

further observed that the cause of action includes bundle of facts

and as such, the averments made in the plaint alone has to be

considered while considering the application for rejection of plaint.

It further observed that suppression of material facts at the time of

filing of nomination is said to be cause of action for questioning the

election of the revision petitioner.

16. Aggrieved by the said order of the Principal District Judge,

Jogulamba-Gadwal District, the present Revision Petition is filed.

17. Learned counsel appearing for the revision petitioner

contended that pursuant to the order dated 30.11.2021 passed by

the III Additional District Judge at Gadwal, Mahabubnagar

District, returning the Election Petition, the same was re-presented

before the Principal District Judge, Jogulamba-Gadwal District,

who was having jurisdiction to entertain and dispose of the

Election Petition, therefore, it is obvious that respondent No.1

herein have initially approached wrong forum. He further

contended that there was no cause of action for filing Election

LNA, J

Petition for want of compliance of mandatory provisions under the

Act, 2019 and the Rules, 2020 and that the Election Petition is filed

beyond the period of limitation. Learned senior counsel specifically

contended that the time spent before a wrong forum cannot be

condoned in Election Petition by invoking Section 14 of the

Limitation Act and all these aspects were not considered by the

Principal District Judge, Jogulamba-Gadwal District in the

impugned order and had erroneously dismissed the application

filed seeking to reject the Election Petition. He further contended

that the Act, 2019, is a self-contained Act, wherein specific time

has been prescribed for filing Election Petition and the said Act

being a Special Act, the provisions of the Limitation Act are not

applicable to the Election Petitions. He further contended that

deposit of security amount is mandatory as per Rule 8(1)(ii) of

Rules, 2020 and since respondent No.1 herein failed to comply

with the said provision, the Election Petition is liable to be rejected

on that ground also.

18. To buttress his contentions as regards the period of

limitation, learned senior counsel relied upon the judgment of the

Hon'ble Supreme Court in Suman Devi Vs. Manisha Devi and

LNA, J

others 1, the judgment of the erstwhile High Court of Andhra

Pradesh in Maddipatla Jagan Mohan Rao Vs. Akula

Nagamalleswari and others 2 and the judgment of Karnataka High

Court in Shaheed Shahazadha Vs. K.Naayana Reddy and

another 3.

19. Learned counsel, in support of his contention that

requirement of deposit of security amount is mandatory in Election

Petition and non-compliance of the same would render the Election

Petition void, relied upon the judgment of the Hon'ble Supreme

Court in Charan Lal Sahu Vs. Nandkishore Bhatta and others 4,

judgment of High Court of Kerala at Ernakulam in T.H.Abdul

Azeez Vs. K.G.Balasubramanian5 and judgment of the erstwhile

High Court of Andhra Pradesh in Anajamma Vs. S.Pushpamma

and another 6.

20. Per contra, learned counsel for respondent No.1 herein

contended that Principal District Judge, Jogulamba-Gadwal District

has rightly dismissed the application on the grounds on which the

respondent No.1 herein sought for rejection of the Election Petition

AIR 2018 SC 3912

MANU/AP/0107/2008

AIR 2019 Karnataka 42

AIR 1973 SC 2464

MANU/KE/1458/2011

2001(1) ALD 77 (DB)

LNA, J

by observing that the same can be decided only after full-fledged

trial and therefore, the Election Petition cannot be rejected at the

threshold. She further contended that Election Petition was filed

within the period of limitation and further, the security amount was

deposited with the Superintendent of the Court of the III Additional

District Judge at Gadwal, Mahabubnagar District along with the

Election Petition and it is also a fact that the Section of the said

Court has not raised any objection with regard to non-payment of

security amount at the time of numbering the Election Petition,

even otherwise, as observed by the Principal District Judge,

Jogulamba-Gadwal District in the impugned order, it is a curable

defect.

20.1. Learned counsel further contended that originally, Election

Petition was filed before the III Additional District Judge at

Gadwal, Mahabubnagar District which has got jurisdiction to

entertain the Election Petition, more so, in view of reorganisation

of revenue Districts in Telangana State by the State Government,

hence, the contention of the revision petitioner that Election

Petition was filed before a wrong forum i.e., III Additional District

Judge at Gadwal, Mahabubnagar District is untenable. She finally

LNA, J

contended that the revision petitioner failed to point out any

illegality or irregularity in the well-reasoned impugned order of the

Principal District Judge, Jogulamba-Gadwal District and hence,

this Revision Petition is liable to be dismissed.

21. This Court gave its earnest consideration to the averments

made by both the parties and the arguments advanced by learned

counsel appearing for both the parties. Perused the entire material

available on record and also scrupulously gone through the various

judgments of the Hon'ble Supreme Court and other High Courts,

which were relied upon by learned counsel appearing for both the

parties.

22. As regards the contention of learned senior counsel for the

revision petitioner that Election Petition was filed before wrong

forum, it is to be seen that as per Rule 4 of the Rules, 2020,

Election Tribunal shall be the 'District Judge' having territorial

jurisdiction over the municipal area, or if there are more than one

such District Judge, the Principal District Judge shall be the

Election Tribunal. The said Rule has to be read along with Section

233(3) of Act, 2019, as per which, 'Principal District Judge' is

LNA, J

designated as 'Election Tribunal' to try the Election Petitions and

the proceedings connected therewith.

23. In the instant case, at the relevant time of filing Election

Petition before the III Additional District Judge at Gadwal,

Mahabubnagar District, admittedly, Principal District Judge,

Mahabubnagar District existed. There was reorganisation of

Districts in Telangana by the State Government on revenue side on

11.10.2016, wherein a new District-Jogulamba-Gadwal District is

formed by division of Mahabubnagar District into five segments.

However, on judicial side, there was no such reorganisation of

Districts, as such, the Principal District Judge, Mahabubnagar

District continued to be the Election Tribunal as postulated under

Rule 4(b) of the Rules, 2020.

24. The State Government issued G.O.Ms.No.61, Law (LA, LA

& J-Home-Courts-A2) Department, dated 01.06.2022, whereunder

33 Judicial Districts in the State of Telangana co-terminus with the

Revenue Districts were established.

25. In view of the aforesaid GO and also in the teeth of the

aforesaid provisions, the contention of respondent No.1 herein that

the Court of III Additional District Judge at Gadwal,

LNA, J

Mahabubnagar District is an independent District Judge at

Mahabubnagar District and as such, it has got jurisdiction to try the

Election Petitions is incorrect and unsustainable. Thus, originally,

the Election Petition was obviously filed before a wrong forum and

subsequently, it was re-presented before the Principal District

Judge, Jogulamba-Gadwal District, which is a constituted Election

Tribunal to try the Election Petitions and the proceedings

connected therewith.

26. In order to compute the time spent by respondent No.1

herein before a wrong forum, it is apt to note down the chronology

of dates in the present case as hereunder:-

      (i)       Elections were held on 22.01.2020

      (ii)      Results of elections declared on 25.01.2020

      (iii)     Election Petition No. 06 of 2020 was filed before III

Additional District Judge at Gadwal, Mahabubnagar

District on 20.02.2020

(iv) Election Petition No. 06 of 2020 was returned by III

Additional District Judge at Gadwal, Mahabubnagar

District vide order dated 30.11.2021

LNA, J

(v) Election Petition was re-presented before Principal

District Judge, Gadwal District on 10.11.2022 and re-

27. Thus, from 20.02.2020 to 10.11.2022, i.e., the date on which

the Election Petition was re-presented before the Principal District

Judge, Jogulamba-Gadwal District, respondent No.1 herein spent a

period of 2 years 9 months by pursuing the Election Petition before

a wrong forum.

28. Now, it is to be determined as to whether the time spent in

wrong forum can be condoned in Election Petitions while

computing the period of limitation in filing the Election Petitions.

29. In Suman Devi's case (cited supra), the Hon'ble Supreme

Court, while adjudicating the issue as to limitation in filing of

Election Petition vis-à-vis the Haryana Panchayat Raj Act, has held

that as per Section 176(1) thereof, the Election Petition must be

filed within 30 days from the date of declaration of results of

election and since the said Act is complete Code for presentation of

Election Petition, provisions of Section 14 of Limitation Act would

clearly stand excluded and further, observed that the Election

LNA, J

Petition which fails to comply with the mandated statue is liable to

be dismissed.

30. In Shaheed Shahazadha's case (cited supra), the Karnataka

High Court, following the judgment of the Hon'ble Supreme Court

in Suman Devi's case (cited supra), held that since there is no

statutory right analogous to Section 14 of the Limitation Act, 1963,

there remains no right for the respondent to seek for condonation of

delay spent in wrong forum.

31. In the light of the aforesaid judgments, this Court comes to

conclusion that the period spent by pursuing the Election Petitions

in wrong forum cannot be condoned.

32. Since the core issues as to the maintainability of the Election

Petition and the period spent in pursuing the Election Petition

before a wrong forum are held against respondent No.1, this Court

is not inclined to delve into the aspect of deposit of security amount

by respondent No.1 at the time of filing Election Petition.

33. In the light of the above totality of facts and circumstances

of the case and also in view of the judgments of the Hon'ble

Supreme Court and various other High Courts as referred supra,

this Court holds that the Principal District Judge, Jogulamba-

LNA, J

Gadwal District committed illegality and irregularity in dismissing

the application filed under Order VII Rule 10 CPC and therefore,

the same warrants interference by this Court.

34. Accordingly, this Civil Revision Petition is allowed, setting

aside the order dated 29.11.2023 passed by the Principal District

Judge, Jogulamba-Gadwal District in IA.No.331 of 2022 in

EOP.No. 06 of 2022 and consequently, the said I.A stands allowed.

35. As a sequel, miscellaneous petitions pending, if any, shall

stand closed. No costs.

___________________________________ LAXMI NARAYANA ALISHETTY, J

Date: 04.04.2025 Dr

 
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