HIGH COURT OF AUSTRALIA Reginald Pole Blundell Vs. Joseph Vardon (Barton J.) 1st June 1907 Barton J. [1] The election of the respondent Joseph Vardon declared absolutely void. Solicitor, for the petitioner, J. H. Vaughan. Solicitors, for the respondent (Joseph Vardon), Bakewell, Stow & Piper. 1. As the proceedings upon the petition were in the end determined by the result of a recount, the question of the exclusion or limitation of these paragraphs was not finally decided.