1983 INSC 0013 Mahendra Kumar Shastri Vs. Union of India and Another Writ Petition No. 1675 of 1979 (V.D. Tulzapurkar, V.B. Eradi JJ) 10.01.1983 ORDER We do not find any merit in the contentions urged by the petitioner in the writ petition. The disability which is imposed under Section 62(5) of the Representation of the People Act is equally applicable to all persons similarly situate mentioned therein and they are even prevented from contesting the election or offering themselves as candidates for such election. The provisions is reasonable and in public interest to maintain purity in electing peoples' representatives and there is no arbitrariness or discrimination involved. Rule is discharged and the writ petition is dismissed.