2021 INSC 0338 1 REPORTABLE                      IN THE SUPREME COURT OF INDIA    CIVIL APPELLATE JURISDICTION    CIVIL APPEAL NO.4821 OF 2012   N.S. Nandiesha Reddy           ……Appellant(s)   Versus   Kavitha Mahesh                         ….Respondent(s)   With    Civil Appeal No. 6171/2012 J U D G M E N T    A.S. Bopanna, J. 1. The   appellants   in   both   these   appeals   are   assailing the order dated 01.06.2012 passed by the learned Single Judge   of   the   High   Court   of   Karnataka   at   Bangalore   in Election   Petition   No.   7/2008.   By   the   said   order,   the election   of   the   appellant   in   C.A.   No.   4821/2012   (Mr. Nandiesha   Reddy)   from   151   K.R.   Pura   Legislative Assembly   constituency   in   Bangalore   Urban   District   is held   to   be   void,   in   terms   of   Section   100   (1)   (c)   of   the 2 Representation of People Act 1951. Further, in the course of   the   said   order   the   learned   Judge   has   directed   the Registrar   General   of   the   High   Court   to   register   a complaint   against   the   appellant   in   C.A.   No.6171/2012 (Mr.   Ashok   Mensinkai)   before   the   Competent   Court   for proceeding   in   accordance   with   law   for   the   purpose   of provisions   of   Section   193   Indian   Penal   Code,   1860.   The said   direction   is   issued   since   according   to   the   learned Judge,   the   appellant   in   the   said   appeal   who   was   the Returning Officer for the said election; on being examined as PW.3 in the Election Petition had given false evidence before   the   Court.   In   the   above   circumstance,   the appellant   in   C.A.   No.   4821/2012   (Mr.   Nandiesha   Reddy) has   assailed   the   order   in   its   entirety  while   the   appellant in   C.A.   No.   6171/2012   (Mr.   Ashok   Mensinkai)   has assailed   the   order   insofar   as   directing   prosecution against the appellant. 2. In the above background, we have heard Mr. Jayant Mohan,   learned   counsel   for   the   appellant   in   C.A. No.4821/2012 and Mr. S.N. Bhat, learned counsel for the appellant in C.A. No.6171/2012. We have also heard the 3 respondent   who   had   appeared   as   a   party­in­person   in both these appeals and perused the relevant material, as also the written submission filed on either side. 3. The issue arises from the election which was held in April/May   2008   to   the   Karnataka   State   Legislative Assembly.   The   present   case   as   noted   earlier,   relates   to one   of   the   constituencies,   namely,   151   K.R.   Pura Legislative   Assembly   Constituency.   The   elections   were notified on 16.04.2008 and as per the calendar of events the   publication   of   result   was   fixed   on   27.05.2008,   soon after  which the Karnataka State Legislative Assembly for that term  was constituted. In that background, the term of   the   Assembly   was   up   to   May,   2013   whereafter   the subsequent   election   to   constitute   the   Karnataka   State Assembly   afresh   for   the   next   term   has   taken   place.   In that   circumstance   though   by   the   order   impugned   dated 01.06.2012,   the   election   of   the   appellant   in   C.A. No.4821/2012   (Mr.   Nandiesha   Reddy)   was   held   to   be void, immediately thereafter, the instant appeal was filed and   this   Court   had   granted   stay   of   the   impugned   order while   issuing   notice   on   11.06.2012.   In   that   view,   the 4 appellant   has   completed   the   term   of   the   Assembly   for which   he   was   elected.   As   such   Mr.   Jayant   Mohan, learned   counsel   for   the   appellant   in   C.A.   No.4821/2012 (Mr.  Nandiesha  Reddy)  has  submitted  that  the  grievance put forth in the appeal does not survive for consideration. Having noted the sequence it is evident that the prayer in C.A.   No.4821/2012   has   rendered   itself   infructuous   and the appeal does not survive for consideration. 4.  Though that be the position, Mr. S.N. Bhat, learned counsel  for   the  appellant  in  C.A.  No.6171/2012  submits that   the   said   appeal   needs   consideration   in   view   of   the direction   issued   by   the   learned   Judge   to   prosecute   the appellant   Mr.   Ashok   Mensinkai.   In   that   regard,   the learned   counsel   has   drawn   our   attention   to   the   manner of   consideration   made   by   the   learned   Judge   presiding over   the   election   tribunal   and   contends   that   there   is   no proper   and   definite   conclusion   reached   by   the   learned Judge   as   to   the   deliberate   falsehood   uttered   in   the statement alleged to have been made by the appellant. It is   contended   that   the   appellant   in   fact   was   cited   as   a witness   by   the   election   petitioner   herself   and   in   the 5 course   of   the   examination­in­chief;   in   answer   to   the questions   put   by   the   learned   Judge   and   in   the   cross­ examination,   the   appellant   has   been   consistent   in narrating   the   facts   sequentially   as   it   had   occurred   on that   day.   The   appellant   though   was   initially   arrayed   as respondent   No.4   to   the   election   petition,   he   had   been deleted   and   as   such   the   appellant   did   not   have   the opportunity   of   putting   forth   his   written statement/objection statement to the Election Petition so as   to   controvert   the   allegations   made   against   the appellant.   In   any   event,   the   election   petitioner   had examined the appellant and in respect of the statements made   by   the   appellant   the   election   petitioner   did   not choose   to   cross­examine   the   appellant   after   seeking   to treat   him   as   a   hostile   witness   if   the   allegation   of tendering   false   evidence   was   to   be   made.   Further,   the learned Judge after noticing the two versions, one by the election petitioner and the other by the appellant, though was entitled to rely upon one of the versions as probable to arrive at his conclusion  on the  merit  of  the case, that by   itself   cannot   be   made   the   basis   to   order   prosecution. 6 That apart no opportunity was granted to the appellant in terms   of   Section   340   of   the   Criminal   Procedure   Code, 1973 before forming an opinion to direct the Registrar to lodge a complaint. It is his further case that the action of the   present   nature   could   not   have   been   initiated   unless there   was   material   to   indicate   that   the   witness   had uttered   falsehood   intentionally.   The   appellant   could   not have   gained   either   way   if   the   election   petitioner   had contested   the   election   or   not.   In   such   situation   no purpose   would   have   been   served   by   not   accepting   her nomination   if   she   had   actually   complied   with   the requirement   and   presented   the   nomination   papers.   The appellant   had   accepted   30   nomination   papers   from   18 different   candidates   for   the   same   election   and   on 23.04.2008   i.e.,   the   last   day   itself   the   appellant   had received   18   nomination   papers   and   one   more   would   not have made any   difference.  In that  view he  contends that the order is not sustainable. 5. The   respondent   party­in­person   however,   contends that   the   appellant   had   by   not  accepting   the   nomination, denied   an   opportunity   for   the   respondent   to   contest   the 7 elections   and   in   such   circumstance   the   learned   Judge had   noted   the   inconsistent   statements   made   by   the appellant   in   the   course   of   his   evidence   to   justify   his illegal   action.     The   learned   Judge   has   therefore   rightly arrived at  the conclusion  to  direct  prosecution and  such order does not call for interference is her contention. 6. Having noticed the contentions put forth in C.A. No. 6171/2012   and   also   having   noted   that   the   dispute   in C.A.   No.4821/2012   has   rendered   itself   infructuous,   we restrict   our   consideration   limited   to   the   question   as   to whether   the   appellant   in   C.A.No.6171/2012   (Mr.   Ashok Mensinkai)   should   be   exposed   to   criminal   prosecution and   whether   it   is   expedient   to   do   so   in   a   matter   of   the present   nature.   It   is   no   doubt   true   that   the   election petition   itself   is   predicated   on   the   allegation   against   the appellant   in   C.A.   No.6171/2012   to   the   effect   that   as   a Returning   Officer   for   the   said   election   he   had   wrongly refused   to   accept   the   nomination   papers   sought   to   be submitted   by   the   election   petitioner   which   amounts   to improper   rejection   of   the   nomination   papers   in   terms   of 8 Section   100   (1)   (c)   of   the   Act.   The   consequence   of   the same   has   befallen   on   the   elected   candidate.   However, presently the ground of improper rejection of nomination paper   as   alleged   and   the   conclusion   of       the   learned Judge   on   that   aspect   fades   into   insignificance   for   the reasons stated earlier. 7. Therefore,   the   limited   aspect   we   are   required   to notice in  the present situation is only  with  regard to  the statements   made   by   the   appellant   in   his   evidence   as PW.3   which   are   considered   by   the   learned   Judge   to   be inconsistent and, therefore,  stated to  amount  to  perjury. In that regard whether the action initiated by the learned Judge on that aspect is justified is the issue, if not, it will call   for   interference.   As   noted,   the   appellant   was examined   as   PW.3.     In   the   course   of   his   deposition,   he had stated that  he can identify  the election petitioner  as an   intending   candidate   in   151   K.R.   Pura   Legislative Assembly   Constituency.   He   has   further   stated   that   he does not remember if the election petitioner had met him on three occasions on 23.04.2008 which was the last day 9 for filing  nomination papers. He has however stated that he remembers to have seen the election petitioner on two occasions,   on   that   day.   He   has   also   stated   that   he   does not   remember   the   exact   time   of   the   election   petitioner meeting   him   for   the   first   time,   but   it   could   be   between 3.00   pm   and   3.15   pm.   On   the   second   occasion   he recollects to have met the election petitioner on the same day   between   5.30   pm   and   6.00   pm   while   he   was   going out  from   office  after   work for  the  day.  The request  made by   the   election   petitioner   at   that   stage   to   accept   the nomination   paper   was   declined   since   the   time   for acceptance   was   over.   In   that   context   he   states   that   the nomination   paper   which   was   marked   as   Exhibit   P1   had not   been   presented   before   him   between   11.00   am   and 3.00 pm on 23.04.2008 which was the permitted time for filing.   He   also   states   that   he   did   not   refuse   to   accept Exhibit   P1(nomination   paper)   for   the   reason   it   was   not accompanied by other necessary documents but in fact it was not presented before him. 8. As   against   what   has   been   stated   by   the   appellant, the election petitioner who examined herself as PW1 has 10 stated   that   on   23.04.2008   she   had   submitted   her nomination   paper   before   the   appellant   for   the   general election.   On   delivering   the   nomination   papers   she   had requested   the   Returning   Officer   for   extracting   the   new part   number   and   serial   number   of   the   ten   proposers   to fill   in   column   no.   2B.   The   Returning   Officer   is   stated   to have   told   her   that   he   did   not   have   the   electoral   roll   of K.R.   Pura   State   Assembly   Constituency   and   that   she should   approach   the   revenue   officials   working   in   the ground   floor   of   the   building.   She   states   that   as   per   his request   she   had   entrusted   the   job   to   her   husband   and supporters   to   collect   the   details   from   the   ground   floor office.   Later,   she   came   to   know   from   her   husband   and her   supporter   that   everybody   in   the   revenue   office   were having lunch break and the details could not be secured. She   thereafter,   states   that   for   the   first   time   at   14.00 hours   when   she   delivered   nomination   papers,   the Returning   Officer   directed   her   to   collect   the   details   but she   could   not   get   the   details   of   her   ten   proposers   who had   signed   the   nomination   papers.   She   states   that   on realising the time factor that it was the last day for filing 11 nomination papers she submitted her nomination papers by   15.00   hours   before   the   Returning   Officer   once   again and   stated   that   she   would   fill   the   column   subsequently as   she   has   time   upto   24   hours   to   fill   the   column.     She has   further   alleged   that   the   appellant   refused   to   receive the   nomination   papers.   What   is   relevant   to   be   noted   is that   the   election   petitioner   in   the   course   of   her   cross­ examination   recorded   in   para   37   states   that   after deputing   her   husband   and   supporter   to   get   the   details and   while   she   was   waiting,   she   was   outside   the   hall where   the   Returning   Officer   was   sitting.   This   would indicate, what the election petitioner has stated is in tune with  the   sequence  stated  by  the  appellant  except  for  the variance   in   the   stand   insofar   as   actually   tendering   the nomination   paper   and   pressing   for   acceptance   and according   to   election   petitioner   the   same   not   being accepted.  9.   From   the   two   sets   of   statements,   one   by   the appellant as PW.3 and the other by the election petitioner as   PW.1   in   the   course   of   adjudication,   the   reliability   of one   of  them   was  to   be  deduced.     The  crux   of  the   matter 12 was to find out as to whether  the election petitioner  had actually   submitted   her   nomination   paper   and   the appellant   had   declined   to   receive   the   same.   Insofar   as that aspect, if the conclusion was in favour of the election petitioner it would be a case of an improper rejection and, on   that   aspect,   it   is   not   necessary   for   us   to   pronounce upon since the appeal on that question does not survive. However, only issue for consideration is, from the nature of   the   statements   made   above,   can   the   Court   come   to   a conclusion   that   the   appellant   has   uttered   deliberate   or intentional falsehood in the course of Court proceedings. In   that   regard,   it   is   to   be   noted   that   the   learned   Judge during   the   course   of   the   proceedings   had   made   certain observations   and   had   extracted   the   earlier   order   in   the final   impugned   order   dated   01.06.2012,   the   same   reads as hereunder: ­        ORDER PASSED IN THE MORNING SESSION “The   witness   is   not   very   sure   of   what development   took   place   and   the   manner   of   his deposition   is   inconsistent   every   second   and minute   keeps   varying   and   to   support   his version   that   he   had   conducted   in   accordance with   rules   and   regulations   and   in   a   proper manner   states   that   a   certain   development   had 13 taken   place   around   some   time,   but   goes   back on   the   earlier   version   that   the   last   nomination paper   was   received   at   2.58   pm   but   later mentioned   it   was   after   3   pm   and   on   being cautioned by the court, goes back to the earlier version of 2.58 pm etc. This  witness   is  obviously   lying   on  oath,   his deposition   is   inconsistent,   varying   by   the second,   different   version   each   time.   A   person giving   different   version   of   the   same   incident   is not merely uttering falsehood once or the other time, but also committing perjury. This witness lacks credibility for deposing before   the   court   on   oath   and   requires   to   be dealt   with   in   accordance   with   law   and   being   a public   servant   who   has   taken   oath   to   depose truth and only truth before this court has been attempting   to   depose   incorrect   and   false statements   which   per   se   is   not   only   perjury within   the   meaning   of   section   191   of   Indian Penal   Code   but   also   committing   contempt   of court. Therefore,   no   need   or   occasion   for recording further evidence of this witness and if need   be,   can   be   summoned   later   by   the   court for   questioning.   As   of   now,   the   witness   is discharged. Witness is directed to remain present in the court hall. Call this matter again at 2.30 pm.          ORDER PASSED IN THE AFTERNOON SESSION: Further  cross­examination of the witness is stopped   at   this   stage   to   enable   the   witness   to procure   relevant   necessary,   official   records throwing   light   on   the   developments   that   had taken   place   during   his   functioning   as   the returning   officer   in   the   K   R   Pura   assembly constituency. As   the   witness   states   that   the   records pertaining   to   conduct   of   elections   etc.   are   all now available at the office of the district election officer,   Mahadevapura   Zone,   BBMP,   Bangalore, who   is   ex   officio   holding   this   post   is   otherwise functioning   as   joint   commissioner,   BBMP   at Mahadevapura   and   as   this   officer   has   to   part 14 with   records.   The   witness   to   be   enabled   to secure   these   records   and   attend   court   for further cross examination with the records. Sri   Shashikanth,   learned   counsel   for   the respondent submits that for such purpose, it is necessary for the election petitioner to make an application   listing   the   documents   and   records that   are   required   to   be   summoned   and summons   may   be   issued   on   such   applications to the officer who is having the custody of such records. It is said that procedure is the handmaid of justice   and   procedure   should   be   given   only such importance as is warranted to ensure fair play,   equal   opportunity   and   practical possibilities of adhering to the procedure. An   election   petition   though   is   a   creature   of the   Representation   of   People   Act   1951   and being   a petition at the instance of  an aggrieved persons   with   regard   to   the   validity   of   the declaration   of   election   result,   and   for questioning   a   correctness   or   otherwise   of   the declaration   of   results   and   may   have   the characteristics   of   an   adversary   litigation,   it nevertheless   has   a   flavour   of   public   interest imbedded into it as the conduct of free and fair election   is   the   ‘sine   qua   non’   of   any   healthy democratic   process.   Records   relating   to   the conduct  of elections in a general election either to   an   assembly   or   to   the   parliament   are   not private documents but are public documents or records   and   if   any   such   record   can   throw   light on   the   manner   of   conduct   of   elections   in   any particular   assembly   segment,   while   it   is   a relevant record, familiarity or ignorance of such a   record   on   the   part   of   the   election   petitioner cannot   come   in   the   way   of   court   scrutinizing the   record   for   being   satisfied   or   even   for   being apprised   about   the   manner   of   conduct   of election. It   is   therefore,   hereby   ordered   and   the witness   who   has   appeared   before   the   Court   as PW3   today   and   who   had   functioned   as   the returning   officer   of   the   K   R   Pura   assembly constituency   is   hereby   directed   to   contact   the district   election   officer   with   this   order   secure 15 the   relevant   records   to   enable   him   to   depose before   this   court   correctly   with   precision, unambiguity   and   then   appear   with   such records   before   this   court   on   28.6.2011   as   the witness   states   that   he   requires   at   least   seven days’ time to complete this exercise. The   district   election   officer   who   is   also   the joint   commissioner,   BBMP,   Mahadevapura,   is hereby   directed   to   ensure   compliance   with   this order and to hand over such records which are in   his   custody   relating   to   the   conduct   of   K   R Pura assembly election to enable the witness to depose further before this court in a proper and precise   manner   as  the   then   returning   officer   of the constituency by identifying the record.  The   Registrar   General   of   this   Court   is directed to ensure a copy of this order is served on   the   district   election   officer,   Mahadevapura zone, BBMP, Mahadevapura, Bangalore­48. The witness also be furnished with a copy of this order. List   the   petition   for   further   cross­ examination of PW3 on 28.6.2011.” 10.  As per the version of the election petitioner she had met   the   Returning   Officer   at   2   pm   on   23.04.2008   when certain   requirements   were   indicated   due   to   which   she made an effort to secure the same from  the ground floor and   after   about   45   minutes   her   husband   and   the supporter came back with the information that they were unable to  get the same. She has also stated that  at that point   she   waiting   outside   the   room   where   the   Returning Officer   was   seated.     If   that   version   of   the   election 16 petitioner herself is kept in view, it is not the case of the election   petitioner   herself   that   at   2   pm   when   she   had come, she had met the Returning Officer and insisted for receiving   the   nomination   paper   even   without   the   details to be filled in column 2B. On the other hand, if the case that   she   made   efforts   to   get   the   details   of   the   proposers due   to   which   some   time   lapsed   and   then   she   presented the nomination paper without the details and if the time spent in that regard as stated by her is about 45 minutes which is a rough estimate and not precise, the version of the   appellant   that   he   had   met   the   election   petitioner around   3.00   pm   to   3.15   pm   on   that   day   is   a   probable version.   This   is   more   so   when   the   fact   remains   that   the appellant   was   taking   note   of   the   nomination   papers presented   by   another   independent   candidate   Smt. Ambujakshi.   If   in   that   context   he   has   stated   that   the election   petitioner   had   met   him   between   3.00   pm   and 3.15 pm, it could only mean that it was after the process of receiving the nomination paper of Smt. Ambujakshi. In fact, it is in her own deposition the election petitioner has stated   that   when   she   was   unable   to   get   the   details   and 17 realising the time factor that it was the last day for filing nomination papers, she submitted her nomination papers by   15.00   hours   (i.e.   3   pm)   before   the   Returning   Officer. Even in that situation, if the learned Judge were to come to a conclusion that the election petitioner having already entered   the   office   of   the   Returning   Officer   prior   to   the closing hours for receipt of the nomination papers at 3.00 pm   and   in   that   context   due   to   the   guidelines   the nomination   papers   were   to   be   received,   notwithstanding the  same  being   incomplete, it  could  be  an  aspect  on   the question   of   improper   rejection.   But   certainly,   the   same could not have been made the basis to conclude that the appellant was not truthful. 11.   The   extracted   portion   of   the   earlier   order   dated 15.06.2011 indicates an observation made by the learned Judge   to   indicate   that   he   has   gone   back   on   the   version wherein   he   had   stated   that   the   last   nomination   paper was received at 2.58 pm but later mentioned it was after 3.00   pm   and   on   being   cautioned   by   the   court   he   goes back to the earlier version of 2.58 pm etc. On this aspect also we do not see any deliberate falsehood uttered by the 18 appellant,   much   less   is   there   any   inconsistency.   The statement made by the appellant was that he received the nomination   paper   of   Smt.   Ambujakshi   i.e.   the   last candidate   at   2.58   pm   and   it   had   taken   him   about   7­8 minutes to go through the papers, after which she had to take   an   oath   as   stated   in   para­40   of   his   further   cross­ examination. If that be the position, the statement would mean that the last nomination paper of Smt. Ambujakshi was presented at 2.58 pm and when the process was over it   was   past   3.00   pm.   Only   after   that   he   had   met   the election   petitioner   that   is   between   3   pm   and   3.15   pm. Even   with   regard   to   the   statement   that   he   had   met   the General   Observer   on   three   occasions   and   later   stated   it was on two occasions are to be noted in the context that the   evidence   was   being   tendered   after   more   than   three years   and   all   inconsequential   events   cannot   be   recalled with   precision.     The   further   evidence   of   the   appellant   is referred in para 81 to 87 of the order, but learned Judge has   not   pointed   out   any   deliberate   or   intentional falsehood   arising   therefrom.   Mere   reference   to inconsistent   statements   alone   is   not   sufficient   to   take 19 action   unless   a   definite   finding   is   given   that   they   are irreconcilable; one is opposed to the other so as to make one of them deliberately false. 12.   Therefore,   as   noticed   from   the   evidence   recorded, the appellant had stated that the nomination papers had not   been   presented   to   him   before   the   closing   hours   and had sought to justify his action. He had also stated about the   procedure   followed   in   all   cases   and   the   presence   of observers   in   his   office.   On   the   other   hand,   the   election petitioner   had   contended   that   she   had  made   an   attempt to   submit   the   nomination   paper   which   was   not   received by the appellant who was the Returning Officer. When he had received 18 nomination papers on that day there was no   particular   reason   to   refuse   the   election   petitioner’s nomination,   nor   has   motive   been   suggested   or established.   The   learned   Judge   has   no   doubt   accepted the   version   put   forth   by   the   election   petitioner.   That   by itself   does   not   indicate   that   appellant   had   uttered falsehood   intentionally   and   deliberately   before   the   court so   as   to   initiate   action   under   Section   193   Indian   Penal Code.   The   proceedings   of   the   day   in   the   office   of   the 20 Returning   Officer,   namely,   the   appellant   was   video­ recorded and the same was marked as Exhibit P21 to P24 in  the  proceedings.  The  learned  Judge  did  not  choose  to refer   to   the   same   to   come   to   a   definite   conclusion   as   to whether   the   election   petitioner   had   actually   met   the Returning   Officer,   if   so,   the   actual   time   and   in   that context   a   finding   was   not   recorded   that   the   depiction   in the   video­recording   is   quite   contrary   to   the   statement   of the   Returning   Officer   so   as   to   indicate   that   he   had uttered deliberate falsehood.  13.   Apart   from   the  factual   aspect  noted  above  relating to   the   evidence   tendered   in   the   instant   case,   it   is   not   a case   where   the   appellant   was   a   party­respondent   to   the election  petition   where his   written   version  was  available. On the other hand, he was examined as a witness by the election   petitioner   as   PW3.   No   doubt   the   learned   Judge has chosen to call him as a court witness by interrupting the   cross­examination   and   posing   questions   to   him.   Be that   as   it   may,   it   was   also   not   a   situation   where   the petitioner   had   filed   an   application   under   Section   340   of Criminal   Procedure   Code,   1973   seeking   action.   If   that 21 was   the   case   the   appellant   would   have   had   an opportunity to file his version in reply to the application. That   apart,   the   learned   Judge   also   had   not   put   the appellant   on   notice   on   the   allegation   of   committing perjury   and   provided   him   an   opportunity   nor   has   the learned   Judge   come   to   the   conclusion   that   one   of   the versions   is   deliberate   or   intentional   falsehood   and   that therefore, action is necessary to be taken against him. On the   other   hand,   the   learned   Judge   during   the   course   of passing   the   final   order   has   made   certain   observations and   directed   that   the   Registrar   General   shall   file   a complaint.  14. It is apposite to refer to the decision of this Court in the   case   of   KTMS   Mohammad   and   Another   vs.   Union of   India,   1992   3   SCC   178   wherein   it   is   observed   as hereunder: ­ “37.   The   mere   fact   that   a   deponent   has made   contradictory   statements   at   two different   stages   in   a   judicial   proceeding   is not   by   itself   always   sufficient   to   justify   a prosecution   for   perjury   under   Section   193 IPC   but   it   must   be   established   that   the deponent   has   intentionally   given   a   false statement   in   any   stage   of   the   ‘judicial proceeding’ or  fabricated false evidence  for 22 the   purpose   of   being   used   in   any   stage   of the   judicial   proceeding.   Further,   such   a prosecution   for   perjury   should   be   taken only   if   it   is   expedient   in   the   interest   of justice.” Further,   in   the   case   of   Amarsang   Nathaji   vs. Hardik   Harshadbhai   Patel   &   Ors.,   2017   1   SCC   113 relied   on   by   the   learned   counsel   for   the   appellant,   this Court   on   referring   to   the   case   of   KTMS   Mohammad   vs. Union of India (supra) has held as hereunder: ­ “6.   The mere fact that a person has made a   contradictory   statement   in   a   judicial proceeding   is   not   by   itself   always sufficient   to   justify   a   prosecution   under Sections 199 and 200 of the Penal Code, 1860 (45 of 1860) (hereinafter referred to as “IPC”); but it must be shown that the defendant has intentionally  given a false statement   at   any   stage   of   the   judicial proceedings   or   fabricated   false   evidence for the purpose of using the same at any stage   of   the   judicial   proceedings.   Even after   the   above   position   has   emerged also,   still   the   court   has   to   form   an opinion   that   it   is   expedient   in   the interests   of   justice   to   initiate   an   inquiry into   the   offences   of   false   evidence   and offences  against   public   justice   and   more specifically referred to in Section 340 (1) CrPC,   having   regard   to   the   overall factual   matrix   as   well   as   the   probable consequences of such a prosecution. The court   must   be   satisfied   that   such   an inquiry   is   required   in   the   interests   of 23 justice   and   appropriate   in   the   facts   of the case.” 15. The   respondent­election   petitioner   has   referred   to the decisions in the case of  Mahavir Singh and Ors. vs. Naresh   Chandra   &   Anr.   (AIR   2001   SC   134)   and   the case   of   Jagan   Nath   vs.   Jaswant   Singh   &   Ors.   (AIR 1954 SC 210) in her written submission.  We however, do not   find   any   assistance   from   the   same   as   they   are   not relevant.  16.   In the light of the above stated facts, we are of the opinion   that   notwithstanding   the   conclusion   reached   by the  learned  Judge  on  the  aspect  of  improper   rejection   of the   nomination   paper,   the   correctness   of   which   was   not required to be gone into for the reasons stated supra, the manner   in   which   the   learned   Judge   has   concluded   that the   appellant   in   C.A.   No.6171/2012   was   inconsistent   in his statements in the course of his evidence tendered by him   as   PW3   is   not   justified.   Further   the   conclusion reached that he is to be prosecuted, without the findings being   recorded   regarding   deliberate   or   intentional 24 falsehood   cannot   be   sustained.   Hence   the   direction issued   to   the   Registrar   General   of   the   High   Court   to initiate   the   proceedings   by   lodging   a   criminal   complaint also cannot be sustained in the facts and circumstances arising in this case.  17. As noted from the decision in the case of  Amarsang Nathaji   (supra)   and   the   position   of   law   which   is   well established is that even in a case where the Court comes to   the   conclusion   on   the   aspect   of   intentional   false evidence, still  the  Court  has  to  form  an   opinion  whether it   is   expedient   in   the   interest   of   justice   to   initiate   an inquiry  into  the  offences  of  false evidence, having   regard to   the   overall   factual   matrix   as   well   as   the   probable consequences   of   such   prosecution.     The   Court   must   be satisfied   that   such   an   inquiry   is   required   in   the   interest of  justice  and  is  appropriate  in  the  facts of  the  case.    In that   backdrop,   insofar   as   the   observation   made   by   the learned Judge of the election tribunal relating to the need for maintaining purity of the election process which is the heart   and   soul   of   democracy   and   in   that   situation   the 25 role of the Returning Officer being pivotal, we fully concur with   the   same.     However,   it   is   also   to   be   noted,   merely because   of   that   position   the   Returning   Officer   in   the instant case need not be exposed to prosecution. 18.   Firstly,   from   the   evidence   as   tendered,   we   did   not see reason to permit the prosecution since in our opinion there   is   no   intentional   falsehood   uttered.   The   other relevant facts also indicate that the factual matrix herein does   not   indicate   that   it   is   expedient   in   the   interest   of justice to  initiate an  inquiry  and  expose  the  appellant to criminal   prosecution.     On   this   aspect   it   is   to   be   noted that the instant case is not a case where the nomination paper  which  was  complete in  all  respect  was filed and  it had   been  improperly  rejected  in  the   scrutiny  stage.    The allegation  of   the   election   petitioner   is  that   the  Returning Officer   had   refused   to   receive   the   nomination   paper, which   the   learned   Judge   in   the   ultimate   analysis   has accepted and termed the  same as an improper  rejection. Even   that   be   so,   to   indicate   that   the   non­acceptance alleged   by   the   election   petitioner   was   a   deliberate   action by   the   Returning   Officer   with   a   specific   purpose,   it   has 26 neither   been   pleaded   nor   proved   in   the   course   of   the proceedings   so   as   to   penalise   the   appellant   to   face   yet another   proceeding.   The   Assembly   Constituency concerned   is   a   vast   constituency   which   had   nearly   four lakh voters on the electoral rolls.   The election petitioner had   not   placed   material   to   indicate   that   she   had contested in any earlier election or had wide support base in   the   election   concerned   and   it   is   in   that   view   she   had been   shut   out   from   the   contest.     Further   there   is   no allegation   that   the   Returning   Officer   was   acting   at   the instance or behest of any other candidate who was feeling threatened   by   the   participation   of   the   election   petitioner in the election process.   19.   On   the   other   hand,   the   election   petitioner,   as   per her   own   case   was   seeking   to   present   the   nomination paper   which   was   incomplete   and   even   in   that circumstance, she had come to the office of the Returning Officer   only   at   2.00   pm   on   the   last   day   for   filing nomination   which   was   to   close   at   3.00   pm.     Thereafter she   made   attempts   to   complete   the   formalities   in   filling up   the   nomination   paper   and   having   failed   had   still 27 presented   the   nomination   paper   since   according   to   her the   needful   could   have   been   done   within   24   hours.     In such  a  case   it   cannot   be   said   that   the   Returning   Officer with   an   ulterior   motive   had   declined   to   receive   the nomination paper and to cover up his folly was seeking to tender   false   evidence   before   the   Court   and   thereby   to justify   his   illegal   action.   In   fact,   the   appellant   had received   the   other   nomination   papers   submitted   to   him on   the   last   day   even   as   late   as   2.58   pm.     It   is   also   the consistent   view   of   this   Court   that   the   success   of   a candidate   who   has   won   at   an   election   should   not   be lightly   interfered   with.   In   any   event   it   ought   not   to   have been   made   the   basis   to   initiate   prosecution   by   terming the   appellant   as   unreliable   witness.     Further,   we   notice that   the   appellant   was   aged   59   years   as   on   15.06.2011 while   recording   his   deposition   and   a   decade   has   passed by   and   now   would   be   69   years.     As   pointed   out   by   the learned   counsel   for   the   appellant,   the   appellant   has retired from service about eight years back.  For all these reasons   also,   we   find   that   any   proceeding   against   the 28 appellant   is   also   not   expedient   apart   from   not   being justified. In the result, the following order: ­ (i) Civil   Appeal   No.   4821/2012   is   disposed   of   as infructuous.  (ii) Civil   Appeal   No.   6171/2012   is   allowed. Consequently,   the   direction   contained   in   para 175   of   the   impugned   order   to   the   Registrar General   of   the   High   Court   to   register   the complaint   against   the   appellant,   the   then Returning   Officer   before   the   competent   court for   proceeding   in   accordance   with   law   for   the purpose   of   provisions   of   Section   193   of   the Indian Penal Code is set aside.  (iii) Parties to bear their own costs.   (iv) Pending   applications,   if   any,   shall   stand disposed of. ………….…………CJI (N.V. RAMANA)           ………….…………….J.                                            (A.S. BOPANNA) ………….…………….J.                                               (HRISHIKESH ROY) New Delhi, August 03, 2021