/2022 INSC 0964/                                                               REPORTABLE IN THE SUPREME COURT OF INDIA      CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO(s). 104 OF 2020 MOHD. ABDULLAH AZAM KHAN         ….APPELLANT(S) VERSUS NAWAB KAZIM ALI KHAN         ….RESPONDENT(S) J U D G M E N T Rastogi, J.      1. Instant  appeal   has  been   filed  under   Section   116A   of   the Representation of People Act, 1951 assailing the judgment and order dated 16 th   December, 2019 passed by the High Court of Judicature   at   Allahabad,   holding   the   election   of   the   returned candidate (appellant) from 34, Suar Assembly Constituency of District   Rampur,   as   void   and   consequently   came   to   be   set aside.   Factual background of the case  1 2. The   notification   under   the   Representation   of   the   People Act,   1951   (hereinafter   referred   to   as   “the   Act   1951”)   was notified for  holding election of U.P. State Legislative Assembly from   34,   Suar,   District   Rampur   constituency.   Public   notice was   issued   by   the   Returning   Officer   fixing   the   election programme   for   holding   election   for   the   afore­stated constituency.     According   to   the   schedule   of   programme,   the appellant and the first respondent along with others filed their nomination   papers.       The   scrutiny   of   the   nomination   took place on 28 th  January, 2017.    3. After  scrutiny  and  withdrawal  of nomination  papers, the appellant and six others including the election petitioner were the  candidates who remained  in  the field for  election.   It may be   noted   that   before   the   Returning   Officer,   the   respondent (election   petitioner)   filed   an   objection   against   the   appellant alleging that he is less than 25 years of age and, therefore, is not qualified to contest the election in view of Article 173(b) of the   Constitution.       The   objection   was   overruled   by   the Returning   Officer   and   accordingly   the   election   took   place   as 2 per   the   schedule,   in   which   the   appellant   and   the   respondent (election   petitioner)   contested  along   with  others.   The  result   of the election was declared on       11 th   March, 2017 in which the appellant secured highest votes and was declared elected. 4. The respondent filed the election petition before the High Court   of   Judicature   at   Allahabad   on   the   solitary   ground   that the   appellant   was   not   qualified   to   contest   the   election   for member of Legislative Assembly in view of Article 173(b) of the Constitution as he was less than 25 years of age when he filed his   nomination   papers   and   also   on   the   day   on   which   he contested the election from 34, Suar Assembly Constituency of District Rampur.   5. In   the   election   petition,   the   respondent   (election petitioner), inter  alia, contended that objection as regards the age   of   the   appellant   was   raised   by   him   in   the   first   instance before   the   Returning   Officer,   but   the   same   was   rejected without appreciating the bare documentary evidence on record and   despite   the   date   of   birth   of   the   appellant   being   1 st January,   1993,   which   was   recorded   throughout   in   his 3 academic   records,   including   his   Secondary   School Examination   Certificate   in   2007   from   the   Central   Board   of Secondary  Education  and    Intermediate  Examination  in  2009 from   St.   Paul’s   School,   Rampur   affiliated   to   Central   Board   of Secondary   Education,   Delhi,   the   Returning   Officer   failed   to consider   the   same   and   arbitrarily   overruled   the   objection raised by him.   6. In   the   election   petition,   the   following   objections   were raised and for better appreciation the same are reproduced as under: (i) That   the   appellant   was   born   on   01.01.1993   and,   therefore, as   on   the   date   of   the   nomination   of   scrutiny,   the   appellant (Mohd. Abdullah Azam Khan) was below 25 years of age.  (ii) That the appellant (Mohd. Abdullah Azam Khan) appeared in Secondary School (Class – X) Examination in the year 2007. When   he   appeared   for   Secondary   School   examination,   his roll   number   was   5260139.   He   appeared   from   St.   Paul’s School, Rampur, which was affiliated with the Central Board of Secondary Education, New Delhi. 4 (iii) That the appellant (Mohd. Abdulla Azam Khan) himself filled­ up   the   admission   form   and   examination   form,   and   in   his own handwriting, mentioned his date of birth as 01.01.1993. The   record   of   the   appearance   and   examination   of   the appellant   (Mohd.   Abdullah   Azam   Khan)   are   available   with the Central Board of Secondary Education, New Delhi. (iv) That the Central Board for  Secondary Education has issued the   Secondary   School   Examination   (Class­X)   result   bearing the   roll   number,   name,   mother’s   name   and   father’s   name and   date   of   birth   of   the   appellant   (Mohd.   Abdullah   Azam Khan).   As   per   the   certificate,   the   mother   of   appellant   is Tazeen Fatima and his father is Mohd. Azam Khan. The date of   birth   as   recorded   in   the   certificate   of   Secondary   School Examination (Class­X) results, 2007 of the appellant (Mohd. Abdullah Azam Khan) is 01.01.1993. A copy of the certificate of   Secondary   School   Examination   (Class­X)   results   of   the appellant   (Mohd.   Abdullah   Azam   Khan)   obtained   from   the Central   Board   of   Secondary   Education   is   enclosed   and marked as Annexure­4 to this petition. (v) That the appellant (Mohd. Abdullah Azam Khan) appeared in Intermediate examination in the year 2009 St. Paul’s School, Rampur.  The  said  papers  and  records  are available  with St. 5 Paul’s   School,   Rampur   and   the   Central   Board   of   Secondary Education, CBSE.  (vi) That  the   election   petitioner   has   made   best   efforts   to  get   the admission   form,   examination   form   as   also   documents pertaining   to   the   Intermediate   Examination   of   the   appellant (Mohd.   Abdullah   Azam   Khan),   but   has   not   been   able   to   get the   same.   The   election   petitioner   has   only   been   able   to   get the   certificate   of   Secondary   School   Examination   (Class   X) results of the appellant from the Central Board of Secondary Education.  (vii) That   the   appellant   (Mohd.   Abdullah   Azam   Khan)   thereafter joined   Galgotias   University,   Greater   Noida   for   his   Master’s Degree   where   he   has   filled­up   form   for   admission   with   the same date of birth (01.01.1993). The record of the appellant (Mohd.   Abdullah   Azam   Khan)   in   respect   of   his   Master’s Degree is available with Galgotias University, Greater Noida.  7. Thereafter,   in   his   Master’s   degree   which   he   passed   out from   Galgotias   University,   Greater   Noida,   including   his passport   and   other   documents   annexed   with   the   nomination papers   which   are   within   the   public   domain   consistently indicated that he was born on 1 st  January, 1993. 6 8. In   addition   to   this,   the   contention   of   respondent   no.1 before   the   High   Court   was   that   the   appellant/returned candidate   belongs   to   a   very   influential   family   and   his   father was   a   Cabinet   Minister   (Urban   Planning,   Development   and Local   Bodies)   in   Government   of   Uttar   Pradesh   during   the period   2012   to   2017   and   because   of   his   local   influence   and being  the  Minister  in­charge, documentary  evidence  has been created by him in the year 2015, which was thereafter made to be the basis and foundation to justify and support the date of birth   of   the   appellant   herein   which,   as   alleged,   was   wrongly recorded in the school records and the fact is that the records maintained   by   Queen   Mary’s   Hospital,   Lucknow,   which indicates   that   the   appellant   was   born   on   30 th   September, 1990,   is   a   later   development   and   were   created   in   the   year 2015   to   support   that   the   appellant   was   qualified   to   contest election in the year 2017 in terms of the requirement of Article 173(b) of the Constitution.    9. In   counter,   the   appellant   in   the   written   statement   came with a specific case that the documents on which the election 7 petitioner has relied upon regarding the date of birth based on the   school/academic   records,   although   the   said   documents belong to the appellant but his date of birth is incorrectly and inadvertently   registered   as   1 st   January,   1993,   as   it   was recorded by one of their family friends, Shahzeb Khan, DW.9, who   got   the   appellant   admitted   to   St.   Paul’s   School,   Civil Lines,   Rampur,   where   his   date   of   birth   was   incorrectly   and inadvertently   registered   as   1 st   January,   1993   and   that   was incorrectly   shown   throughout   in   his   academic   records   in Secondary School Examination/Intermediate Examination and also in his higher studies including the date of birth reflecting in the birth certificate issued to him  by Rampur Nagar Palika on   28 th   June,   2012,   of   1 st   January,   1993   which   was   later cancelled and according to him, the birth certificate issued by Nagar Nigam, Lucknow, on 21 st  January, 2015 is based on the records   maintained   by   Queen   Mary’s   Hospital,   Lucknow, where   he   was   born,   his   date   of   birth   as   per   the   hospital records is 30 th  September, 1990.   8 10. The appellant came with a specific case before this Court that   his   date   of   birth   reflected   in   his   academic   record   of   1 st January,   1993   was   incorrect   and   that   being   the   reason,     the birth   certificate   issued   on   28 th   June,   2012   by   Nagar   Palika, Rampur   was   duly   cancelled   on   30 th   January,   2015   and   a duplicate certificate of birth dated 21 st   April, 2015 was issued by   Queen   Mary’s   Hospital,   Lucknow,   where   he   was   born, indicating 30 th  September, 1990, as the correct date of birth of the appellant and accordingly he was above 25 years of age on the day when nomination form was filled by him  for  elections of   U.P.   Legislative   Assembly   from   34,   Suar   Assembly Constituency of District Rampur in the year 2017 and on that date   the   appellant   attained   the   age   of   25   years   in   terms   of Article 173(b) of the Constitution for contesting the election of 34, Suar Assembly Constituency of District Rampur.   11. Both   the   parties   placed   the  documentary   as   well  as  oral evidence   in   support   of   their   respective   defences.     The   High Court   after   due   appreciation   of   the   documentary   as   well   as oral   evidence   on   record   and   taking   note   of   the   submissions 9 made   by   the   parties   returned   the   finding   that   on   the   date   of filing of nomination papers i.e. 25 th  January, 2017, on the date of   scrutiny   of   nomination   papers   i.e.   28 th   January,   2017   and on   the   date   of   declaration   of   result   of   34,   Suar   Assembly Constituency   of     District   Rampur   i.e.   11 th   March   2017,   the appellant   was   less   than   25   years   of   age   and   thus,   was   not qualified to contest the election in terms of Article 173(b) of the Constitution   and   declared   the   election   of   the   appellant   to   be void and consequently it came to be set aside by the impugned judgment dated 16 th  December, 2019.   Submissions of the Appellant 12. Mr.   Kapil   Sibal,   Senior   Advocate   appearing   for   the appellant,   submits   that   there   is   a   statutory   presumption   of validity of the nomination papers as reflected under para 6 of Chapter VI of the Handbook of Returning Officers, as held by a Three­Judge Bench of this Court in   Rakesh Kumar v.   Sunil Kumar 1   (para 18) and later considered in   Uttamrao Shivdas 1 (1999) 2 SCC 489 10 Jankar v. Ranjitsinh Vijaysinh Mohite Patil 2 (paras 35, 40 and   44)   and   further   submits   that   the   school/academic records   on   which   reliance   was   placed   by   the   election petitioner/respondent   and   of   which   cognizance   has   been taken   by   the   High   Court   under   the   impugned   judgment   was not disputed by the appellant, but the appellant disputed the contents   of   the   document   relied   upon   by   the   respondent throughout   and   that   can   be   reflected   from   the   written statement filed by the appellant to the election petition and it was the specific case of the appellant that the date of birth as recorded   in   his   school   records   i.e.   1 st   January,   1993   is incorrect   and     wrongly  recorded,   in   fact,   he   was   born   on   30 th September,   1990   and   to   support   his   date   of   birth,   sufficient primary   documentary   evidence   was   placed   on   record   which pertains to the authenticated record of Queen Mary’s Hospital, Lucknow,   which   is   a   Government   hospital   and   followed   with the   birth   certificate   issued   by   the   competent   authority   i.e. Nagar Nigam, Lucknow dated 21 st  January, 2015. 2 (2009) 13 SCC 131 11 13. To support it further, learned counsel submits that once the contents of the document pertaining to the appellant were disputed specifically in his written statement, the burden was on the election petitioner to prove that the date of birth of the appellant was 1 st  January, 1993 to which no efforts were made and   the   premise   on   which   the   High   Court   has   proceeded   to shift the burden of proof on the appellant is in disregard to the principles of  the  Evidence Act and the  fact as alleged is to be proved by the person who pleads under the Evidence Act and made further following submissions:­   (i) The   appellant   has   stated   his   date   of   birth   in   his nomination   papers   as   30 th   September,   1990   along   with supporting   documents.     Therefore,   the   burden   of   proof lies   on   the   election   petitioner/respondent   to   rebut   the presumption   by   adducing   admissible   and   reliable evidence   that   meets   the   standard   of   preponderance   of probabilities   and   the   election   petitioner/respondent   has failed   to   produce   any   legally   admissible   evidence   on record so as to discharge his burden of proof.   12 (ii) The   respondent/election   petitioner   has   failed   to   produce any   direct   and   admissible   evidence   to   prove   that   the appellant   was   born   on   1 st   January,   1993   and   was   not born   on   30 th   September,   1990   and   in   support,   the   only document   produced   by   the   respondent/election petitioner is the certificate of Class X Exam which is not a document for proof of age.    (iii) No   other   document   or   witness   was   produced   by   the respondent   to   prove   an   alternate   date   of   birth   of   the appellant, or to prove the fact that he was not of 25 years of age at the time of scrutiny of nomination papers. (iv) To   the   contrary,   the   appellant   has   adduced   sufficient, reliable and cogent oral and unimpeachable documentary evidence   which   if   considered   in   totality,   establishes   a preponderance   of   probabilities   that   he   was   above   25 years of age as on 28 th  January, 2017.    (v) The   best   evidence   of   the   date   of   birth   is   the   testimonial evidence   of   the   mother   of   the   appellant   (DW.5)   and   the doctor  who  delivered the  male  child and  that  is the  only 13 direct evidence to support the birth of the appellant on a specific date. (vi) The   appellant’s   mother   (DW.5)   in   her   affidavit   in examination­in­chief   has   categorically   stated   that   she was   a   lecturer   in   Political   Science   in   Govt.   Girls   PG College,   Rampur   and   she   gave   birth   four   times.     The children   from   the   first   two   deliveries   in   1982   and   1984 died   at   the   time   of   birth   and   the   third   child   born   in   the year 1985 is her elder son Mohd. Adib and thereafter she again   availed   third   sanctioned   maternity   leave   from   7 th August,   1990   to   4 th   November,   1990   which   is   duly supported   by   service   book,   proved   by   DW.1   and   that acknowledges that she gave birth to a male child on 30 th September, 1990 in Queen Mary’s Hospital, Lucknow, in maternity department of King George Medical University, Lucknow,   a   Government   Hospital   and   it   is   supported with   discharge   certificate   dated   24 th   October,   1990 (Ex.R7),   EOT   register   (Ex.R4)   and   MLR   register   (Ex.R5) duly supported by Dr. Uma Singh (DW.3) and Dr. Vineeta 14 Das   (DW.4)   who   in   their   oral   testimony   have   supported the delivery of male child to DW.5 mother of the appellant on 30 th  September, 1990.  (vii) The   appellant   has   further   explained   that   the   incorrect date of birth in the school record was an error committed on   the   part   of   the   family   friend   Shahzeb   Khan   (DW.9) who   got   the   admission   of   the   appellant   in   the   school   in 1995.   (viii) It was further submitted that in the absence of any cross­ examination   of   either   of   the   defence   witness   or   the documents   placed   on   record   which   are   public   records stands proved in terms of Section 35 of the Evidence Act and   further   corroborated   by   the   testimony   of   DW.5   by her   service   book,   salary   register,   it   was   established   that the   appellant   was   born   on   30 th   September,   1990   in Queen Mary’s Hospital, Lucknow.      (ix) The impugned judgment fails to consider the established evidence though it provides for proof of documents made in the regular course of business by a person other than 15 the   author   and   fails   to   consider   Section   35   of   the Evidence   Act   which   states   that   documents   prepared   by an   official   (public   or   private)   in   performance   of   his   duty recorded under law are relevant and admissible.   (x) That   with   respect   to   the   finding   of   manipulation   and interpolation   as   being   recorded   in   the   impugned judgment   regarding   the   birth   register   (Ex.R12),   there   is no   evidence   on   record   to   support   such   a   finding.     No question   was   put   to   DW.2   as   to   any   manipulation   or interpolation   in   the   document.     In   the   absence   of   any evidence, the finding recorded in the impugned judgment is unsustainable.   (xi) The   impugned   judgment   incorrectly   record   that   Section 13   of   the   Births   and   Deaths   Registration   Act,   1969   and Rule   9   of   the   UP   Registration   of   Birth   and   Death   Rule, 2002   have   not   been   followed   while   the   birth   certificate dated   21 st   April,   2015   was   issued.     However,   the   fact   is that   the   birth   of   the   appellant   was   registered contemporaneously   in   the   year   1990   in   Nagar   Nigam, 16 Lucknow   and   it   was   only   a   duplicate   certificate   of registration which was issued on 21 st  January, 2015. (xii) The   documents   relied   upon   by   the   election petitioner/respondent are not admissible in evidence and in   any   case   are   not   a   proof   of   date   of   birth   of   the appellant on 1 st  January, 1993.    (xiii) The school records are not the direct evidence of the fact of   birth   and   on   a   balance   of   probabilities,   it   cannot   be given   pre­eminence   over   direct   evidence   of   the   mother, delivering   doctor   and   contemporaneously   maintained hospital records.  (xiv) The error  in school records was sufficiently  explained by DW.5 and accordingly necessary steps were taken by the appellant   for   correction   of   the   school   records   by   a   letter dated 23 rd  March, 2015 submitted by the appellant to the Regional Officer, CBSE, as proved by DW.7, Arun Joseph Dayal, Director of St. Paul’s School, Civil Lines, Rampur. 17 (xv) The   reliance   on   the   alleged   Group   Insurance   Scheme (GIS)   Nomination   form   in   the   service   book   of   DW.5   was not an admitted document to establish that the appellant was born in 1993 and this was a serious misappreciation of the evidence on record committed by the High Court. (xvi) When confronting a witness as to any previous statement in a document it is mandatory that the said document be pointed   out   to   the   witness   under   Section   145   of   the Indian Evidence Act to which no efforts were made by the respondent/election petitioner and at the best it is merely a   piece   of   circumstantial   evidence   which   has   no   legal backing and cannot establish birth of the appellant on 1 st January, 1993.    14. These, according  to  the  appellant, were serious manifest errors which were committed by the High Court in passing the judgment   impugned   and   in   support   of   his   submissions, counsel placed reliance on the judgments of this Court in  Brij Mohan   Singh   v.   Priya   Brat   Narain   Sinha   and   Others 3 , 3 (1965) 3 SCR 861 18 Birad Mal Singhvi v. Anand Purohit 4   and  Joshna Gouda v. Brundaban   Gouda   and   Another 5   and   taking   assistance   of the judgments of this Court submits that the finding recorded by the High Court under the judgment impugned is not legally sustainable and deserves to be set aside. Submissions of the Respondent 15. Mr.   Aadil   Singh   Boparai,   learned   counsel   for   the respondent,   on   the   other   hand,   while   supporting   the   finding returned   by   the   High   Court   in   the   judgment   impugned, submits that he was successful in establishing before the High Court   that   the   date   of   birth   of   the   appellant   is   1 st   January, 1993 by leading evidence and also as per the admissions made by   the   appellant/witnesses,   admittedly   the   appellant   was   not qualified   to   contest   the   election   for   the   Member   of   Legislative Assembly,   being   less   than   25   years   of   age   in   view   of   Article 173(b)   of   the   Constitution   on   the   date   when   nomination papers were filled or the date of declaration of result and made the following submissions: 4 (1988) Supp. SCC 604 5 (2012) 5 SCC 634 19 (i) The respondent/election petitioner placed unimpeachable evidence   on   record   that   includes   the   marksheet   of   the appellant’s   class   X   certificate,   his   passports   dated   28 th August, 2006 and original Birth Certificate issued on 28 th June,   2012   by   Nagar   Palika,   Rampur   and   his   self­filled passport   application   of   the   year   2006   and   all   these documents reflect the date of birth of the appellant as 1 st January, 1993. (ii) The   documents   relied   upon   by   the   respondent   are admissible   in   evidence   and   relevant   under   Sections   21 and   35   of   the   Indian   Evidence   Act.     The   evidence projected   by   the   appellant   was   false   and   fabricated   and rightly   discarded   by   the   High   Court.     Cancellation process   was   initiated   by   the   appellant   after   the   birth certificate   was   issued   by   Nagar   Nigam,   Lucknow   on   21 st January, 2015 indicating 30 th  September, 1990 as date of birth   of  the   appellant.     But,  execution  of   the   documents relied   upon   by   the   respondent   has   never   been   disputed and   all   are   public   documents   in   which   consistently   his 20 date of birth recorded is 1 st   January, 1993 and thus, the burden was on the appellant to adduce evidence to rebut the   presumption   as   aforesaid,   that   his   date   of   birth   is 30 th  September, 1990 and not 1 st  January, 1993.    (iii) Both   the   parties   have   adduced   their   evidence   in   the election petition, that all pertains to the appellant, not to somebody else.   The record of the election petition which pertains   to   the   academic   record,   including   passport   and birth   certificate   of   the   appellant,   until   2015   consistently indicates his date of birth as 1 st  January, 1993.    (iv) That in rebuttal, the appellant placed on record claiming his date of birth to be 30 th  September, 1990, which could not   have   inspired   confidence.     In   support   of   his submissions,   counsel   for   the   respondent   has   placed reliance on the judgment of this Court in   Sushil Kumar v.   Rakesh   Kumar 6   and   taking   assistance   thereof submitted   that   the   finding   of   fact   returned   by   the   High Court   is   based   on   due   appreciation   attached   to   its 6 (2003) 8 SCC 673 21 probative value and only thereafter it has been held that the   appellant   has   failed   to   establish   his   date   of   birth   as 30 th   September, 1990 and rightly declared the election of the   appellant   to   be   null   and   void   and   not   eligible   to contest   the   election   in   view   of   Article   173(b)   of   the Constitution.   16. We   have   heard   learned   counsel   for   the   parties   and   with their   assistance   perused   the   documentary   and   oral   evidence on   record,   in   extenso.   Taking   into   consideration   the   settled principles   as   laid   down   by   this   Court,   it   is   to   be   examined whether the date of birth of the appellant, as claimed by him, is 30 th  September, 1990 or it is 1 st  January, 1993.   Purpose of the Evidence Act 17. The   purpose   of   the   Evidence   Act,   1872   is   to   prove   and disprove   the   existence   of   facts   in   issue   and   to   find   out   the truth   of   the   facts   which   are   asserted   by   the   parties   as   the decision of the case lies upon/depends upon the truthfulness of   those   facts.     The   Act   essentially   does   the   balancing   of 22 interest   between   the   parties   to   the   proceedings   and   such balancing has to be done by establishing the truth of the facts asserted.     Ultimately,   the   Indian   Evidence   Act,   1872   is   about the   quest   towards   truthfulness.     “ Procedure   is   the   handmade of   justice   and   not   its   mistress”   i.e.   procedure   is   not   to   control justice   but   procedure   is   the   helping   hand   of   justice   and   it helps to facilitate justice.    18. It   is   a   well­established   dictum   of   the   Evidence   Act   that misplacing   the   burden   of   proof   vitiates   the   judgment.     At   the same   time,   the   rule   relating   to   the   burden   of   proof   is   based upon   certain   practical   considerations   of   convenience   and reasonableness   and   also   of   policy,   but   where   there   is   a rebuttable   presumption   of   law   in   favour   of   one   party,   the burden of rebutting it lies upon the later.   19. At  the  same time, when any  fact is especially   within  the knowledge   of   a   party,   the   burden   of   proving   it   lies   upon   that party.     The   term   “especially”   means   facts   which   are   pre­ eminently   or   exceptionally   within   the   knowledge   of   a   person. It   is   true   that   it   cannot   apply   when   the   fact   is   such   as   to   be 23 capable of being known also by persons other than the party. This rule is an exception to the rule of burden of proof.  Thus, when a person acts with some intention other than that which the   character   and   circumstances   of   the   act   suggest,   the burden of proving the intention is upon him.   The bottom line of   the   purpose   of   the   Indian   Evidence   Act   is   to   adopt   a procedure that helps to facilitate justice and ultimately what is required is to unearth the truth, to prevail. 20. So  far  as  the  principles of   burden  of  proof  is  concerned, the principles have been succinctly laid down by this Court in Sushil Kumar  (supra) paras 28 to 32 : 28.   It is no doubt true that the burden of proof to show that a candidate   who   was   disqualified   as   on   the   date   of   the nomination would be on the election petitioner. 29.   It   is   also   true   that   the   initial   burden   of   proof   that nomination   paper   of   an   elected   candidate   has   wrongly   been accepted is on the election petitioner. 30.   In   terms   of   Section   103   of   the   Indian   Evidence   Act, however,  the  burden  of  proof  as  to any  particular  fact   lies  on that   person   who   wishes   the   court   to   believe   in   its   existence, unless   it   is   provided   by   any   law   that   the   proof   of   that   fact shall lie on any particular person.  31. Furthermore,   in   relation   to   certain   matters,   the   fact being   within   the   special   knowledge   of   the   respondent,   the burden to  prove the same would be on him in terms of Section 106   of   the   Indian   Evidence   Act.   However,   the   question   as   to whether   the   burden   to   prove   a   particular   matter   is   on   the plaintiff or the defendant would depend upon the nature of the 24 dispute.   (See   Orissa   Mining   Corpn.   v.   Ananda   Chandra Prusty   [(1996) 11 SCC 600] 32.   The   age   of   a   person   in   an   election   petition   has   to   be determined   not   only   on   the   basis   of   the   materials   placed   on record   but   also   upon   taking   into   consideration   the circumstances   attending   thereto.   The   initial   burden   to   prove the   allegations   made   in   the   election   petition   although   was upon   the   election   petitioner   but   for   proving   the   facts   which were   within   the   special   knowledge   of   the   respondent,   the burden was upon him in terms of Section 106 of the Evidence Act.   It   is   also   trite   that   when   both   parties   have   adduced evidence, the question of the onus of proof becomes academic [see   Union   of   India   v.   Sugauli   Sugar   Works   (P)   Ltd.   [(1976)   3 SCC 32] and   Cox and Kings (Agents) Ltd.   v.   Workmen   [(1977) 2 SCC 705]. Furthermore, an admission on the part of a party to the   lis   shall   be   binding   on   him   and   in   any   event   a presumption   must   be   made   that   the   same   is   taken   to   be established. 21. As per Section 35 of the Evidence Act, a register of record maintained in terms of the statute or by statutory authority in the regular course of business would be a relevant fact and in the aforementioned backdrop, the evidence brought on record is   required   to   be   considered.   The   parties   have   led   their documentary   as   well   as   oral   evidence   and   have   marked exhibits   in   reference   to   relevant   documents   placed   by   the election   petitioner   and   the   appellant   in   support   of   their respective   claims   to   justify   with   regard   to   the   date   of   birth   of the appellant. The oral and documentary evidence relied upon 25 has   been   noticed   in   paras   8   and   9   of   the   judgment   and   are reproduced herein : 8.   Both   the   parties   have   led   documentary   and   oral   evidences.   Following papers have been admitted in evidence and have been marked as Exhibits as under:­ Petitioner’s evidences: Ex. No. Paper No. Brief particulars P1 (A­49/1 to   A 53/1) A   49/1­ 4 Pass   port   application   dated   06.07.2012   of   the   respondent under his signature mentioning his date of birth 01.01.1993, and place  of birth  Rampur.  Earlier Pass port  No.F­8757022, was issued on 28.08.2006 which expired on 31.12.2010. The new   pass   port   No.K7951741   was   issued   by   the   Pass   port Officer,   Bareilly   on   13.07.2012   for   the   period   till   12.7.2022. Some papers of Ex.P­1 are mentioned below. A 50/1 – A 50/4 Copy   of   Bank   Pass   Book   of   the   respondent   of   his   bank account in State Bank of India, Nawab Gate, Rampur. A 51/1 Copy   of   birth   certificate   No.3857   issued   by   Nagar   Palika Parishad, Rampur mentioning date of birth of the respondent as 01.01.1993, Place of birth Rampur, Registration No.RNPB 2012   –   03857,   date   of   Registration   28.06.2012   and   date   of issue 28.06.2012 A 52/2 – A52/3 Copy   of   respondent’s   pass   port   no.F8757022,   dated 28.08.2006 mentioning date of birth as 01.01.1993 A 53/1 Passport   preview   details   of   passport   No.   K­7951741,   dated 13.07.2012   mentioning   respondent’s   date   of   birth   as 01.01.1993   and   old   pass   port   No.F8757022,   dated 28.08.2006 P­2 (A­60/1 to A­78) A­60/1   ­ 2 Copy   of   the   respondent’s   pass   port   application   dated 10.01.2018   mentioning   his   date   of   birth   as   30.09.1990   and place of birth Lucknow A­61/1 “on   line  appointment  receipt”   issued   by  Ministry  of   External Affairs,   Government   of   India   for   the   aforesaid   Passport application dated 08.01.2018 A­62/1­ 3 Copy   of   the   respondent’s   pass   port   No.K7951741,   dated 13.07.2012   bearing   his   date   of   birth   as   01.01.1993   and entries   of   departure/arrival   dated   30.04.2013,   05.05.2013, 09.06.2015   and   26.07.2016.   A­62/3   is   respondent’s   Visa dated 09.07.2014 mentioning his date of birth as 01.01.1993 A­63/1 Birth   certificate   dated   21.1.2015   issued   by   Registrar   Birth and   Death,   Lucknow,   mentioning   date   of   birth   30.09.1990, place   of   birth   –   Queen   Mary’s   Hospital,   Lucknow,   U.P.,   and Registration   No.NNLKO   –   B­2015­292611   and   date   of 26 registration 21.01.2015 A 64/1 Order   of   registrar   birth   and   death,   Nagar   Palika   Parishad, Rampur,   dated   30.1.2015,   cancelling   the   birth   certificate   of the respondent dated 28.6.2012, as under:­ A­65/1 Copy of respondent’s U.P. Legislative Assembly Identity Card dated 14.03.2017 A­66/1 Copy of Adhar Card of the respondent dated 7.3.2015 A­67/1 Copy of respondent’s driving licence A­68/1 Copy of respondent’s voter I.D. Card dated 18.07.2016. A­69/1 Copy   acknowledgement   dated   10.1.2018   issued   by   Regional Passport Officer, Bareilly for application dated 10.1.2018 A­70/1 Copy   of   respondent’s   application   dated   10.1.2018   to   the Regional Passport Officer Bareilly stating that “I  had applied for   reissue   of   passport   due   to   change   of   date   of   birth   and place of birth.” A­75/2 Letter   of   Regional   Passport   Officer,   Bareilly,   dated 11.01.2018   to   Registrar   birth   and   death,   Municipal Corporation,   Lucknow   for   verification   of   birth   certificate   of the respondent A­76/1 Letter   of   the   Registrar   Birth   and   death,   Nagar   Palika Parishad,   Rampur,   addressed   to   Regional   Passport   Officer, Bareilly  confirming issuance  of  letter  dated  30.1.2015   about cancellation of birth certificate of the respondent. P3 (A­ A­ 80/1 79   to   A­ 80/1) Copy   of   birth   certificate   of   Mohd.   Abdulla   Azam   Khan (Respondent)   dated   28.06.2012   bearing   date   of   registration RNPB 9012­03857, dated 28.06.2012 issued by Nagar Palika Parishad,   Rampur   on   the   basis   of   original   record   of   birth. This birth certificate was got cancelled by the respondent by order of the Registrar dated 30.01.2015 P4 A­25/1 Copy  of   Secondary  School   examination   Class   X   result   2007, issued   by   Central   Board   of   Secondary   Education   showing respondent’s date of birth as 01.01.1993 Oral evidence of Election­petitioner: P.W. 1­ Kazim Ali Khan (Election­petitioner) P.W. 2­ Mohd. Naseem, Passport Officer, Bareilly P.W. 3­ Mohd. Ateer Ansari, Junior Passport Assistant, Bareilly P.W.   4­   Tej   Pal   Singh   Verma,   Chief   Sanitation   and   Food Inspector/Deputy   Registrar   Birth   and   Death,   Nagar   Palika   Parishad, Rampur Defendant’s/respondent’s Evidences. Documentary Evidence. 27 Ex. No. Paper No. Brief Particular R1 A 30 List of candidates who filed nomination papers R2 A 31 Symbol allotment list issued by Returning Officer R3 A32 Declaration of results by Returning Officer on 11.03.2017 R4 A100/1­ 2 Copy   of   page   no.   174   of   EOT   Register   of   Queen   Mary's Hospital,   Lucknow,   containing   entries   of   admission   of patients   dated   29.09.1990,   and   thereafter   entries   dated 7 th   August 1990, 22.09.1990 and 24.09.1990 R5 A101/1­ 2 Copy   of   page   No.   225   of   MLR   Register   of   Queen   Mary's Hospital   bearing   cuttings   and   overwriting   and   no   date   of admission of Mrs. Tazeen Fatima (mother of the respondent) R6 A37 Duplicate birth certificate dated 21.04.2015 issued by Queen Mary's Hospital of K.G. Medical University containing baby's name “baby of Tazeen Fatima” born on 30.09.1990 R7 A38/1­2 Discharge   ticket   of   indoor   patient   Tazeen   Fatima   in   Queen Mary's   Hospital   admitted   on   07.08.1990   and   discharge   on 24.10.1990 R8 A41/1­3 Information   dated   12.09.2017   given   by   Professor   Vineeta Das,   HOD   King   George   Medical   University   to   the   mother   of the   respondent   under   the   RTI   Act   2005   intimating   that   as per   rules   of   the   hospital,   record   of   only   10   years   is   kept. Since   matter   is   of   1990,   therefore,   true   copy   of   admission register   containing   entries   is   not   possible   to   be   given. Admission   slip   is   kept   by   the   patient,   discharge   certificate (paper   No.   A38/1­2)   as   produced   by   Tazeen   Fatima   is attested. R9 A42/1­5 Information   given   by   King   George   Hospital   by   letter   dated 19.09.2017   to   the   respondent   under   the   RTI   Act   based   on the   information   of   Professor   Vineeta   Das,   HOD   King   George Medical   University   by   letter   dated   12.09.2017   addressed   to the   Information   Officer   and   mentioning   that:   (paper   No. A100/2) R10 A47/1­7 Copy   of   pay   bill   Register   of   Rajkiya   Mahila   PG   College, Rampur   for   the   month   of   August   1990,   December   1992, January 1993 and February 1993 R11 A95/1­ 34 Copy   of   service   book   of   Tazeen   Fatima,   lecturer,   political science   who   was   made   permanent   by   Government   Order dated   11.02.1997   w.e.f.   20.04.1988.   She   submitted   her  GIS nomination   form   under   his   own   signature   on 26.04.2001(A95/25)   nominated   Mohd.   Azam   Khan (husband) 53 years­50%, Mohd Adeel Ajam Khan (Bitu) (son) 15   years   ­   25%   and   Mohd.   Abdullah   Azam   Khan   (son)   8 years ­ 25 % R12 A­96/1­ Application of Dr.  Tazeen Fatima, dated  17.01.2015  (mother 28 5 of the respondent) to Nagar Swastha Adhikari, Nagar Nigam, Lucknow, requesting him to issue birth certificate of her son Mohd.   Abdullah   Azam   Khan   as   per   enclosed   affidavit.   Her son's   birth   may   be   got   verified   from   the   records   of   Queen Mary's Hospital. A96/3 Computer   generated   sheet   of   Nagar   Nigam,   Lucknow, mentioning date of birth registration 21.012015, date of birth 30.09.1990   and  name   Mohd.  Abdullah  Azam  Khan,   place  of birth ­ Queen Mary's Hospital, dated 21.4.2015 A96/4­5 Photostat   copy   of   birth   register   of   Nagar   Nigam,   Lucknow containing entry in the name of Abdullah Mohd. Azam Khan recorded   in   the   register   on   30.09.1990.   Above   it   on   A95/4 are   two   entries   of   birth   recorded   on   07.02.1992   and 25.06.1993 bearing order of some officer to record the birth. The next page (A95/5) starts with the date 02.10.1990 but at the bottom of the page dates are 26.09.1990 and 27.09.1990 9.   Oral Evidence of Defendant/respondent: D.W.­1   ­   Dr.   Shailendra   K.   Tiwari,   Assistant   Director   of   Higher Education, U.P. Prayagraj. D.W.­2   ­   Dr.   Archana   Dwivedi,   Additional   Municipal   Commissioner, Lucknow. D.W.­3   ­   Dr.   Uma   Singh,   Sr.   Gynecologist   Queen   Mary's   Hospital (Department of Obst. & Gyno.) D.W.­4 ­ Dr. Vineeta Das ­ HOD Obst. & Gyno., Queen Mary's Hospital, Lucknow. D.W.­5 ­ Dr. Tazeen Fatima, (mother of the respondent) D.W.­6 ­ Dr. Vandana Sharma ­ Principal Rajkiya Mahila Post Graduate Degree College, Rampur.  D.W.­7   ­   Arun   Josheph   Dayal.   Director   Saint   Paul   School,   Civil   Line, Rampur. D.W.­8 ­ Dr. Satibir Sing Ken, Radiologist, District Hospital, Rampur. D.W.­9 ­ Shahzeb Khan, friend of father of the respondent. D.W.­10 ­ Mohd. Abdullah Azam Khan, respondent. Analysis of the Evidence   29 22. Now,   we   shall   advert   to   the   circumstances   appearing   in the case which support the view taken by us.  The notification was   issued   notifying   the   schedule   for   election   of   UP   State Legislative Assembly  from   34, Suar  Assembly  Constituency  of District Rampur as under:­ (a) Date of filing of nomination  25 th  January, 2017 (b) Date of scrutiny of nomination  28 th  January, 2017 (c) Date of withdrawal of nomination  30 th  January, 2017 (d) Date of allotment of symbols 1 st  February, 2017 (e) Date of Poll 15 th  February, 2017 (f) Date of counting  11 th  March, 2017 23. The   appellant   filled   his   nomination   papers   on   24 th January, 2017, and was declared elected on 11 th   March, 2017 by securing the highest number of votes i.e. 1,06,443 votes. 24. In   the   election   petition   filed   by   the   respondent/election petitioner,   his   solitary   objection   was   that   the   appellant   was not   qualified   to   contest   the   election   for   Member   of   Legislative Assembly   in   view   of   Article   173(b)   of   the   Constitution   as   he was   less   than   25   years   of   age   when   he   filled   his   nomination 30 papers   and   the   date   on   which   he   contested   the   election   and also   on   the   date   of   declaration   of   the   result   of   34,   Suar Assembly Constituency of District Rampur. 25.   The   documentary   evidence   placed   by   the respondent/election   petitioner   on   record   to   substantiate   that the   date   of   birth   of   the   appellant   is   1 st   January,   1993   are   all public   documents   issued   by   the   public   authorities   and   are admissible   in   evidence   in   terms   of   Section   35   of   the   Indian Evidence Act, are as follows:             Following   documentary   evidences,   record   birth   year   of   the appellant to be the year 1993 (01.01.1993):— (i)   Ex.   P4   ­   paper   No.   A­25/1   ­   Copy   of   secondary   school examination   Class   10 th   result   2007   issued   by   Central   Board   of Secondary Education. (ii)  Ex.  P1  ­  paper   No.  A­52/2­3,  copy  of  appellant's pass  port  no. F8757022,   dated   28.08.2006   mentioning   his   date   of   birth 01.01.1993. (iii) Ex. P1 ­ paper No. A­51/1 ­ copy of birth certificate No. 3857 of the   appellant   issued   by   Nagar   Palika   Parishad,   Rampur,   showing date   of   birth   of   the   appellant   as   01.01.1993   and   date   of Registration 28.06.2012. (iv) Ex. P1 ­ paper No. A­49/1­4, appellant's pass port application dated 06.07.2012, filed by him under his signature mentioning his date of birth as 01.01.1993, and place of birth Rampur. (v)   Ex.   P­1   ­   paper   No.   53/1,   Pass   port   preview   details   of appellant's pass port No. K­7951741, dated 13.07.2012 and Ex. P­ 2   ­   paper   No.   A62/1­3,   copy   of   appellant's   pass   port   No.   K­ 7951741,   dated   13.07.2012   bearing   date   of   birth   as   01.01.1993 and   entries   of   departure/arrival   dated   30.04.2013,   05.05.2013, 31 09.06.2015   and   26.07.2016   and   Visa   dated   09.07.2014   all mentioning date of birth as 01.01.1993. (vi)   Ex.R­11   (Paper   No.   A95/1­34)   the   copy   of   service   book   of   the appellant's mother filed by the appellant in evidence and proved by the   D.W.­1.   It   contains   G.I.S.   Nomination   form   signed   and submitted   by   the   appellant's   mother   (D.W.­5)   on   26.04.2001 mentioning appellant's age to be 8 years. (vii)   Ex.   P3   ­   paper   No.   80/1,   copy   of   appellant's   birth   certificate dated   28.06.2012,   issued   by   Nagar   Palika   Parishad,   Rampur, issued on the basis of original record of birth. This birth certificate was subsequently cancelled by the Registrar on 30.01.2015 on the application of the appellant. 26. The   respondent/election   petitioner   appeared   as   a witness, PW.1 and while supporting the documentary evidence established   that   the   date   of   birth   of   the   appellant   as   per   the school   records   and   other   documentary   evidence   placed   on record is 1 st   January, 1993, at the same time made a specific averment in his examination­in­chief regarding the documents placed   by   the   appellant/returned   candidate   on   record,   that these   are   all   fake   and   forged   documents   which   are manufactured   to   create   false   evidence   regarding   the   age   and date of birth of the appellant.   Further, the official documents issued prior to the year 2015 consistently indicate his date of birth   as   1 st   January,   1993   and   that   is   also   elicited   from   his cross­examination.   32 27. The Court Witnesses, PW.2 Mohd. Naseem, the Passport Officer,   Bareilly,   PW.3   Mohd.   Ateer   Ansari,   Junior   Passport Assistant,   Bareilly   and   PW.4   Tej   Pal   Singh   Verma,   Chief Sanitation   and   Food   Inspector/Deputy   Registrar   Birth   and Death,   Nagar   Palika,   Rampur   were   examined   and   they supported   the   public   documents   placed   on   record   which establishes   that   the   birth   certificate   issued   by   the   Health Department,  Nagar  Palika,  Rampur  dated 28 th   June, 2012,  in addition,   the   online   application   filled   by   the   appellant   for   the issuance   of   passport,   the   old   Passport   No.F   8757022   issued on 28 th  August, 2006 by PW.2 and PW.3 and placed on record the   relevant   online   application   and   other   documents   which were   filed   by   the   appellant   in   January   2015   and   all   such documents   were   duly   supported   by   the   public   officers   P.W.2 and P.W.3 in their deposition.   The Court Witness PW.4 in his examination­in­chief   deposed   that   all   registers   and   other records   related   to   birth   certificate   No.3857   dated   28 th   June, 2012 of the appellant have been destroyed because of the fire due   to   short   circuit   on   8 th   May,   2015   in   the   office   of   Nagar 33 Palika, Rampur  and is unable to  place any  record prior  to  8 th May,   2015,   but   verified   the   birth   certificate   dated   28 th   June, 2012 as the record is available in the computer system and a copy   was   placed   on   record   and   all   these   documents   were generated either  by the appellant himself or at his instance.    28. Thus,   from   the   evidence   on   record,   the   respondent   was able   to   establish   from   the   documentary   evidence   which belongs to the appellant that consistently from day one he has shown   his   date   of   birth   as   1 st   January,   1993   not   only   in   his academic   record   but   also   in   the   birth   certificate   obtained   by him   issued  on   28 th   June,   2012  (Ex.   A­80/1)   by   Nagar   Palika, Rampur   his   date   of   birth   as   1 st   January,   1993   which   could have   been   possible   only   when   the   relevant   documentary evidence   was   available   with   the   competent   authority/in   the office   of   Nagar   Palika,   Rampur   and   this   fact   cannot   be   ruled out. The respondent has established on record that the date of birth   of   the   appellant   is   1 st   January,   1993   and   this   fact   was not disputed by the appellant that the documents placed and 34 relied upon by the respondent on record are public documents issued by the competent authorities.   29. At   this   stage,   the   objection   of   the   appellant   was   that although the documents relied upon by the respondent belong to him, but the correctness of the documents is in question, in rebuttal   the   defence   of   the   appellant   throughout   even   in   the defence   evidence   put   forward   was   that   in   the   year   1995 because   his   father   was   away,   a   friend   of   his   father   DW.9, Shahzeb   Khan,   took   him   to   the   school   in   1995   and   got recorded   his   date   of   birth   as   1 st   January,   1993.     Even   if   this stand   of   the   appellant   is   taken   on   the   face   value,   the   date   of birth which is recorded in his Secondary School Examination, followed with his passport of the year 2006 and his certificate of   birth   issued   by   Nagar   Palika,   Rampur   with   registration No.RNPB2012­03857   dated   28 th   June,   2012   of   which   details have   been   furnished   at   least   upto   the   year   2015   consistently in   all   unimpeachable   documentary   evidence   not   only   in   his academic   records   but   in   all   other   correspondence,   he   has throughout   reflected   his   date   of   birth   as   1 st   January,   1993, 35 and since these are all his documents issued from the office of public authorities by the public officers based on the relevant data   made   available   by   the   appellant   himself/on   filling application   online   or   physically,   the   documents   released   to him in the name of the appellant disclose his date of birth as 1 st   January,   1993   and   after   evaluation   of   the   documentary evidence   supported   by   oral   evidence   on   record,   this   Court certainly can record that it has a sufficient probative value, as required under Section 35 of the Evidence Act.    30. At  the  same time, the  appellant,  on  the other  hand, has not disputed these documents which have been relied upon by the respondent (election petitioner), of which detailed reference has   been   made   in   para   8,   said   documents   belong   to   the appellant   himself   and   are   in   public   domain,   issued   by   the public   authorities/competent   authorities   and   obviously information has been extended by the appellant himself and to make   the   smoke   clear   at   this   stage,   the   defence   of   the appellant was that at the time when the appellant went to the school in 1995, the friend of his father DW.9 got recorded his 36 date   of   birth   will   not   have   any   significance,   since   in   the matriculation   certificate   and   all   applications   which   are   filled by   the   appellant   himself   and   these   documents   are   generated which   the   appellant   has   been   failed   to   counter   at   any   given point of time.   In countering, the appellant has come out with a   defence   that   his   mother   DW.5   who   was   a   Lecturer   in   a Postgraduate   College   and   retired   in   2009,   in   her   cross­ examination   deposed   that   her   son   (the   appellant)   after   doing his   M.Tech   became   active   in   politics   in   the   year   2015   and   at this time she proceeded for issuance of a birth certificate from Nagar   Nigam,   Lucknow   and   submitted   application   on   17 th January, 2015 (Ex.A­96/1­5).    31. It   is   curious   to   note   that   the   request   made   by   her   was addressed to the Chief Health Officer, Nagar Nigam, Lucknow with a statement that her son (the appellant) was born on 30 th September, 1990 in Queen Mary’s Hospital, Lucknow and the birth   certificate   is   urgently   needed   for   very   important   and unavoidable   reasons   and   she   enclosed   her   own   affidavit.     On such   an   application   being   furnished,   within   three   days,   the 37 birth certificate was issued by Nagar  Nigam, Lucknow on 21 st January, 2015 (Ex.A­96/3) indicating his date of birth as 30 th September,   1990,   which   could   not   have   been   ordinarily possible to obtain by the common man.    32. It   is   sufficient   to   note   that   there   was   no   documentary evidence obtained from Queen Mary’s Hospital, Lucknow, prior to the application dated 17 th   January, 2015, submitted by her (mother of appellant) for seeking a birth certificate from Nagar Nigam, Lucknow and it is not the case of the appellant that his date   of   birth   recorded   as   1 st   January,   1993   was   due   to   some inadvertence, but at later stage, it came across that the correct date of birth of the appellant is 30 th  September, 1990 and this fact revealed in the year 2015, the family proceeded to obtain a certificate of birth from Nagar Nigam, Lucknow.    33. It   is   also   to   be   noted   that   on   28 th   June,   2012,   a   birth certificate   was   obtained   by   the   appellant   from   Nagar   Palika, Rampur   and   supporting   documentary   evidence   must   have been available in the office of Nagar Palika, Rampur, or placed by the appellant, on the basis of which the birth certificate has 38 been   issued   to   him   on   28 th   June,   2012,   and   admittedly   it   is not   possible   that   at   two   different   places   (Rampur/Lucknow) his   birth   has   taken   place   or   record   is   maintained   and   the document obtained from Nagar Palika, Rampur, on 28 th   June, 2012 was completely concealed and the documents were later generated/obtained   from   Queen   Mary’s   Hospital,   Lucknow, which were for the first time placed on record in the course of the election petition.   34. In   other   words,   the   appellant   was   not   holding   any documentary   evidence   to   support   his   claim   prior   to   being placed on record in the course of election petition from Queen Mary’s   Hospital,   which   was   made   to   be   a   basis   in   the   year 2015   to   seek   a   duplicate   birth   certificate   of   30 th   September, 1990.   To make it further  clear, the duplicate birth certificate was   issued   by   Queen   Mary’s   Hospital   on   21 st   April,   2015 (Ex.A­37)   indicating   the   date   of   birth   of   the   baby   of   DW.5   on 30 th  September, 1990.  From this document, it is clear that on 17 th   January,   2015,   on   the   date   when   the   application   was submitted by his mother (DW.5) addressed to the Chief Health 39 Officer,   Nagar   Nigam,  Lucknow,   to   obtain   the  birth   certificate of the appellant there was no documentary evidence available in  the  custody  of  DW.5 to  support that  the  child was  born  in the hospital on 30 th  September, 1990.   35. A   duplicate   birth   certificate   was   obtained   from   Queen Mary’s   Hospital,   Lucknow   on   21 st   April,   2015   but   what happened to the original, if any, has never been placed by the appellant on record.   Just to make a clarification that even in the application dated 17 th   January, 2015, submitted by DW.5 (appellant’s   mother)   there   was   no   mention   of   a   certificate earlier   issued   and   the   demand   is   to   issue   a   duplicate certificate of the date of birth of the appellant who is born, as alleged,   in   the   Queen   Mary’s   Hospital,   Lucknow   on   30 th September,   1990.       The   very   foundation   on   which   the appellant   has   proceeded   to   establish   that   his   date   of   birth   is 30 th  September, 1990 falls on the ground.    36. It was admitted by DW.5 in her cross­examination that in all   his   school   records,   Xth,   XIIth,   Undergraduate, Postgraduate degree, his date of birth recorded is 1 st   January, 40 1993   and   that   the   question   put   to   her   in   cross­examination about   the   date   of   birth   of   the   appellant   recorded   in   the academic record is 1 st  January, 1993, she made a very curious statement   that   it   is   the   appellant   who   informed   her   that   his date   of   birth   is   wrongly   recorded   in   his   school   records,   but neither   the   appellant   nor   mother­DW.5   ever   proceeded   in seeking   correction  in   the   date  of   birth   certificate   at  any   given point of time prior to the year 2015. 37. The appellant himself appeared as DW.10 in the witness box.     It   was   his   admission   throughout   that   in   the   academic record,   his   passport,   the   date   of   birth   certificate   issued   from Nagar   Palika,   Rampur   on   28 th   June,   2012,   his   date   of   birth recorded as 1 st  January, 1993 and curiously, for the first time, in his examination­in­chief he has stated that his mother told him that he was born on 30 th  September, 1990, and not on 1 st January,   1993,   and   in   reference   to   all   the   documents   which were put to him in cross­examination, his only statement was that although these documents belong to him, but his date of birth   has   been   incorrectly   recorded,   and   later   cancelled,   but 41 while   making   a   statement   of   date   of   birth   being   incorrect, nothing   in   counter   was   placed   on   record,   except   the documents   placed   for   the   first   time   in   the   course   of   the election   petition.       From   where   this   fact   was   gathered,   it   was not   disclosed   even   in   the   cross­examination   and   a   statement was   made   in   his   cross­examination   that   his   date   of   birth either   in   his   birth   certificate   dated   28 th   June,   2012   or   in passport   wherever   recorded   of   1 st   January,   1993   at   a   later stage   was   cancelled   and   has   made   a   completely   evasive answer in his cross­examination.   To support in evidence, the appellant   has   produced   three   basic   documents,   EOT   register (R­4),   MLR   register   (R­5)   and   discharge   ticket   of   Indoor Patient.     Dr.   Tazeen   Fatima,   DW.5         (R­7)   and   the   oral evidence of Prof. Vineeta Das, HoD, Obst. & Gyno. (DW.4), Dr. Uma   Singh,   Sr.   Gynaecologist   (DW.3)   who   produced   all   the registers   relating   to   Queen   Mary’s   Hospital,   Lucknow,   of   the relevant   period   of   the   year   1990,   when   put   to   cross­ examination, reference to the EOT register and particularly to page   174,   the   question   put   to   her   whether   entry   174   of   EOT 42 register   Annual   No,5097   carry   any   overwriting   on   the particular   entry,   she   admitted   that   yes,   overwriting   has   been done and which can be seen in column no.3 of it.  In a further question   put   to   her   in   the   cross­examination   about   the description   in   column   no.16   of   the   register   that   whether   it matches with the information mentioned in rest of the column, and also that whether the entry of period of pregnancy at page 174   of   EOT   register   is   different   from   entry   of   period   of pregnancy in page 225 of MLR register, she admitted that yes, all these entries are different.   The extract of questions put to Dr.   Uma   Singh   (DW.3)   in   reference   to   the   so­called   official record of the hospital is as under: (a) Whether   you   can   say   confidently   that   the   information   of   the children   born   on   30.09.1990   was   sent   to   Municipal Corporation, Lucknow? Ans.:  Yes. (b) Whether you can tell after seeing the entry of page 174 of EOT register   Annual   No.5097   carried   along   by   you   that   any overwriting has been done in this or not? Ans.   :   Yes,   overwriting   has   been   done   in   it.       Overwriting   is   seen   in column no.3 of it. (c) Whether you can tell by seeing the description in column no.16 of   above   register   that   whether   it   matches   with   the   information mentioned in rest of the column of above register? Ans.:  No 43 (d) Whether   the   nature   of   period   of   pregnancy   at   page   no.174   of EOT   register   Annual   No.5097   column   no.10   is   different   from the entry of period of pregnancy in page no.225 of MLR register Annual No.1826, Column no.10? Ans.:  Yes. (e) Whether   in   the   manner   in   which   the   entries   are   made   at   page no.225 of MLR register it matches with the entries made on the above page of other account number? Ans. :  Do not match totally. (f) The   EOT   register   and   MLR   register   which   you   have   brought with you today in the Court and presented before the Court, is it   attested   or   signatured   by   any   of   the   officer   or   department head   by   Queen   Mary’s   hospital  or   King   George   Medical?       And the   entries   therein   or   any   of   the   page   is   signed   or   counter signed   by   any   of   the   officer   or   doctor   of   the   hospital?   And whether   both   the   above   mentioned   hospital   registers   are authenticated by any of the officer or department head? Ans.:   Above   both   registers   are   not   authenticated   by   the   officer   of Queen  Mary’s  hospital or   King   George  University.   Above  both registers   are   also   not   attested.     But   some   of   the   pages   are signed by consultant of the hospital. 38. To   support   the   documents   placed   on   record   from   the Queen   Mary’s   Hospital,   Dr.   Vineeta   Das   (DW.4),   the   HoD, Obstetrics   &   Gynecology   Department,   also   appeared   in   the witness box.   39. At   the   same   time,   so   far   as   the   register   of   the   Nagar Nigam, Lucknow (Ex.R­12) which has been produced by DW.2 Dr.   Archan   Dwivedi,   she   appears   to   have   completely surrendered in cross­examination in support of the documents 44 placed   by   her.       Few   of   the   questions   put   to   her   in   cross examination   to   produce   the   register   of   Registration   of   Birth and   Death   maintained   by   the   Nagar   Nigam,   Lucknow   be relevant to quote: (a) Whether   is   it   necessary   to   maintain   the   birth   register   in   the format given in Registration of Birth & Death Act, 1969? Ans.:  Yes. (b) Above   papers   were   shown   again   and   asked   that   can   you   see this   and   till   that   what   is   date   of   registration   of   birth   of   the respondent mentioned therein? Ans.:   In   column   number   3   of   this   paper   date   of   birth   registration   is 21.01.2015. (c) After   how   many   days the  birth certificate is  being   issued  after the related entries made in birth register? Ans.:   When   the   applicant   gives   a   request   letter   thereafter   the   birth certificate   is   issued.     Birth   registration   is   done   immediately after receiving of birth list from the hospital. (d) Whether   the   statement   given   by   you   today   in   front   of   court   is based on the official record maintained in the office? Ans.:   Yes, again stated that the above said birth register is not in the prescribed   format,   and   again   want   to   state   that   the   said format   only   followed   but   it   has   not   been   used   in   this   case. Pagination   has   not   been   done   and   neither   register   has   been attested   nor   pagination   has   been   done   by   any   competent officer.  40. The   witness   has   not   even   been   able   to   support   the documents.     Apart   from   the   said   documents,   we   have   looked into the  extract  copies of the birth register  maintained by  the 45 Nagar Nigam, Lucknow (Ex.R­12).  Even from the naked eye, it appears that at page 43, last entry is of 30 th   September, 1990 and   there   was   no   space   left   on   the   page,   still   it   reveals   that someone   has   tried   to   insert   a   further   illegal   entry   and   if   it would have been in continuation on the next page at page 44 after   30 th   September,   1990,   the   second   entry   comes   on   2nd October, 1990 and on 1 st   October, 1990 there is no entry.   At the   same   time,   all   entries   appear   to   have   been   made   at   the same   point   of   time   in   continuation   and   this   Court   cannot attach any credence to the documents on which the appellant has   heavily   relied   upon   which,   according   to   him,   is   the   basis for   issuance   of   the   birth   certificate   on   a   mere   application submitted   by   the   mother   DW.5   dated   17 th   January,   2015, issued   by   the   Nagar   Nigam,   Lucknow   on   21 st   January,   2015. Rest   of   the   documents   supported   by   the   oral   evidence   placed by the appellant on record are only to justify that DW.5 was on maternity   leave   and   a   male   child   was   born   in   the   year   1990 and   the   third   maternity   leave   was   availed   by   her   from   7 th August, 1990 to 24 th  October, 1990 and a male child was born 46 on   30 th   September,   1990,   no   credence   of   any   kind   could   be attached to it. 41. That  apart from  oral  evidence to support  the documents placed on record obtained from the Queen Mary’s hospital, we have looked into the relevant documents and from naked eye it appears   that   the   EOT   register   where   the   name   of   DW.5, mother  of  the  appellant   has  been   shown,   entry  appears  to   be partially   erased   and   rest   of   the   page   other   than   the   entry relating  to  DW.5,  no  change is being  reflected  from  the  entire document.   42. When   the   entire   evidence   is   before   the   Court,   it   is   well settled   that   the   burden   of   proof   becomes   immaterial   at   the given point of  time the  document  made   ante  litem motam   can be   relied   upon   safely   when   such   documents   are   admissible under   Section   35   of   the   Evidence   Act.   This   Court   in   large number   of   judgments,   including   Brij   Mohan Singh   (supra) ,   Updesh  Kumar   and   Others   v.   Prithvi   Singh and   Others 7 ,   State   of   Punjab   v.   Mohinder   Singh 8 ,   Vishnu 7 (2001) 2 SCC 524 8 (2005) 3 SCC 702 47 alias   Undrya   v.   State   of   Maharashtra 9   and   Satpal Singh   v.   State   of   Haryana 10   came   to   the   conclusion   that while   considering   such   an   issue   and   documents   admissible under   Section   35   of   the   Evidence   Act,   has   to   examine   the probative   value   of   the   contents   of   the   document.   The authenticity of entries may also depend on whose information such   entry   stood   recorded   and   what   was   his   source   of information,   meaning   thereby,   that   such   document   may   also require corroboration in some cases.   43. In the instant case, the academic record of the appellant consistently   indicates   the   recorded   date   of   birth   of   the appellant   is   1 st   January,   1993   and   to   be   more   specific   before 17 th   January,   2015,   all   documents   which   were   released   from various   public   offices   under   the   signatures   of   public authorities,   the   date   of   birth   of   the   appellant   has   throughout been   shown   as   1 st   January,   1993   and   as   stated   by   DW.5 (mother   of   the   appellant)   and   so   also   the   appellant   herein (DW.10) after doing his post­graduation he wanted to come in 9 (2006) 1 SCC 283 10 (2010) 8 SCC 714 48 active   politics,   application   was   submitted   on   17 th   January, 2015   for   the   first   time   to   the   office   of   the   Nagar   Nigam, Lucknow   for   obtaining   the   birth   certificate   of   the   appellant based on Queen Mary’s Hospital, Lucknow and the fact is that no   documentary   evidence   was   supported   along   with   the application,   except   the   affidavit   sworn   by   DW.5   to   the application dated 17 th  January, 2015 and it is not possible for a common man to get the birth certificate in the existing facts and   circumstances,   but   so   far   as   the   appellant   is   concerned, birth   certificate   was   issued   with   no   loss   of   time   on   21 st January,  2015 which was  otherwise not  possible.     It may  be noticed   that   cancellation   has   taken   place   at   a   later   point   of time   and   who   is   the   authority   competent   to   cancel,   nothing has been brought on record but the fact is that the appellant himself has obtained the certificate of birth from Nagar Palika, Rampur  on 28 th   June, 2012 indicating  his date of birth as 1 st January,   1993  apart  from   other   documentary   evidence   which the appellant later got cancelled.  This fact cannot be ruled out that   there   must   be   the   evidence   available   before   the   Nagar 49 Palika,   Rampur,   based   on   which   Birth   Certificate   was   issued to   him   on   28 th   January,   2012.     A   very   peculiar   situation   is created.     Two   birth   certificates   are   issued   by   two   different authorities (Nagar Palika, Rampur/Nagar Nigam, Lucknow) at different point of time, the presumption is that there must be some   documentary   evidence   available   in   the   custody   of municipality indicating two different dates of birth of the same person at the same time i.e. the appellant herein.  44. The judgment relied upon by the appellant in   Birad Mal Singhvi   (supra)   was   a   case   where   one   of   the   defeated candidates   filed   an   election   petition   and   his   submission   was that   there   were   two   other   candidates   whose   nomination papers were arbitrarily rejected by the election officer but they neither   came   in   the   witness   box   nor   any   person   appeared   in the   witness   box   to   support   the   date   of   birth   recorded   in   the matriculation certificates of those two candidates.  In the given situation,   those   records   could   not   have   been   relied   upon   and become inadmissible in view of Section 35 of the Evidence Act. 50 45. So   far   as   the   judgment   relied   upon   by   the   appellant   in Joshna   Gouda   (supra)   was   a   case   where   the   reliance   was placed   on   the   school   admission   register   and   admission   form, including   the   transfer   certificate,   but   no   supporting evidence/proof   was   available   on   record.     In   that   context,   a finding   was   recorded   that   conclusive   finding   regarding   the probative   value   in   reference   to   the   three   documents   Exhs.5, 5A and 7 could not be attached.  46. It   is   also   trite   law   that   when   both   the   parties   have adduced   evidence   and   that   too   is   in   reference   to   a   common question   and   particularly   for   determination   of   age,   which   is the subject matter of dispute and when both the parties have adduced   evidence,   the   question   of   onus   of   proof   becomes academic.   This has been considered by this Court in  Rakesh Kumar  (supra)  wherein as regards the determination of age of the   candidate   in   terms   of   Section   36(2)   of   the   Representation of the People Act, 1951, this Court observed : “ 27.   In   Sushil   Kumar   v.   Rakesh   Kumar   [(2003)   8   SCC   673] this Court as regards determination of age of a candidate in 51 terms   of   Section   36(2)   of   the   Representation   of   the   People Act, 1951 observed: (SCC pp. 684­85, para 32) “ 32 . The age of a person in an election petition has to be determined   not   only   on  the  basis   of  the  materials  placed on   record   but   also   upon   taking   into   consideration   the circumstances   attending   thereto.   The   initial   burden   to prove   the   allegations   made   in   the   election   petition although was upon the election petitioner but for proving the   facts   which  were   within   the   special  knowledge   of   the respondent, the burden was upon him in terms of Section 106   of   the   Evidence   Act.   It   is   also   trite   that   when   both parties   have   adduced   evidence,   the   question   of   the   onus of   proof   becomes   academic   [see   Union   of   India   v.   Sugauli Sugar Works (P) Ltd.   [(1976) 3 SCC 32] and   Cox and Kings (Agents)   Ltd.   v.   Workmen   [(1977)   2   SCC   705   :   1977   SCC (L&S) 342] ]. Furthermore, an admission on the part of a party to the lis shall be binding on him and in any event a presumption must  be made that  the same is  taken  to be established.” This   Court   therein   followed,   inter   alia,   Birad   Mal Singhvi   [1988 Supp SCC 604] and several other decisions.” 47. In   the   instant   case,   the   documents   issued   by   Nagar Palika, Rampur in the year 2012, clearly indicate the recorded date of birth as 1 st  January, 1993 and which is duly supported by   his   academic   record   from   Class   X   onwards   at   all   stages which   had   been   generated   only   under   the   appellant’s   own signatures or under the authority of the appellant and this in no manner could be disputed.     Merely because the same has been   later   on   cancelled   by   the   appellant,   it   may   not   lose   its evidentiary value.   52 48. In   this   regard,   it   may   be   relevant   to   note   that   Section 13(3) of the Registration of Birth and Death Act, 1969, clearly postulates   that   delayed   registration   of   birth   and   death   are permissible provided a procedure prescribed has been followed after   taking   orders   from   the   Magistrate   and   proving   the correctness   of   the   date   of   birth.     Although   the   defence   of   the appellant is that since his name was already registered in the records   of   Nagar   Nigam,   Lucknow,   Section   13(3)   of   the Registration of Birth and Death Act, 1969 may not apply, but this   submission   appears   to   be   misplaced   for   the   reason   that on   the   basis   of   the   birth   record   maintained   by   the   Nagar Palika, Rampur, the birth certificate was issued to him under the orders of the competent authority on 28 th  June, 2012, and there cannot be two separate records of birth available in two different municipalities (Rampur/Lucknow) of the same person and   in   the   given   situation,   no   credibility   can   be   attached   on the records maintained by the Nagar Nigam, Lucknow, and in our   considered   view,   the   procedure   as   prescribed   under Section   13(3)   of   the   Act,   1969,   in   the   ordinary   course   of 53 business, was supposed to be adopted by the authorities while a   fresh   certificate   of   date   of   birth   was   issued   to   him   on   21 st January,   2015,   which   indeed   has   not   been   followed   by   the competent authority by Nagar Nigam, Lucknow. 49. In   the   instant   case,   the   date   of   birth   of   the   appellant throughout in his records is 1 st  January, 1993 and only in the year 2015 when the appellant became keen to enter into active politics,   the   mother   of   the   appellant   (DW­5)   submitted   an application   for   the   first   time   on   17 th   January,   2015,   claiming that the appellant was born on 30 th  September 1990, and birth certificate may  be immediately  issued to her  and within three days,   birth   certificate   was   issued   by   the   Nagar   Nigam, Lucknow   on   21 st   January,   2015.     In   support   thereof,   the documentary   evidence   which   the   appellant   has   placed   on record obtained from the Queen Mary’s Hospital, Lucknow, as a foundation on which the birth certificate has been issued as alleged   from   the   Nagar   Nigam,   Lucknow,   in   our   considered view, no probative value could have been attached to it. 54 50. The   High   Court,   in   our   considered   view,   has   examined the  documentary  and the  oral  evidence available on record in extenso, we find that no manifest error was committed by the High Court in passing the impugned judgment, which may call for our interference.  51. Consequently,   the   appeal   fails   and   is   accordingly dismissed.   No costs. 52. Pending application(s), if any, stand disposed of. …. …………………………J. (AJAY RASTOGI) …………………………….J. (B.V. NAGARATHNA) NEW DELHI NOVEMBER 07, 2022. 55 1 REPORTABLE IN SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 104 OF 2020 MOHD. ABDULLAH AZAM KHAN      APPELLANT VERSUS NAWAB KAZIM ALI KHAN  RESPONDENT J U D G M E N T NAGARATHNA J. I have had the benefit  of reading  the judgment  proposed  by  His Lordship Ajay   Rastogi,   J.   While   I   concur   with   the   reasoning   as   well   as   the   conclusion arrived at by His Lordship, I, however, wish to elaborate on the reasoning and also assign additional reasons for dismissing the appeal. 2. This   appeal   assails   the   judgment   of   the   High   Court   of   Judicature   at Allahabad,   dated   16.12.2019   in   Election   Petition   No.08   of   2017   by   which   the petition filed by the election petitioner herein against the successful candidate herein has been allowed and the election of the successful candidate herein, to 2 the Uttar Pradesh Legislative Assembly from the 34­Suar Constituency, District Rampur held in the year 2017 has been set aside.  For   the   sake   of   convenience,   the   rank   of   the   parties   herein   shall   be referred to as per their rank and status in the Election Petition filed before the High Court. In other  words, they shall be referred  to as the election petitioner and the successful candidate, respectively. 3. Succinctly stated, the facts giving rise to the instant appeal are as under: 3.1. A notification was published  under  Section 15 of the Representation of People   Act,   1951(hereinafter   referred   to   as   R.P.   Act),   notifying   the election of Uttar Pradesh State Legislative Assembly,  inter­alia,  from 34­ Suar   Constituency,   District   Rampur,   Uttar   Pradesh.   As   per   the   said notification,   the   last   date   for   filing   the   nomination   for   contesting   the election   was   25.01.2017   and   the   poll   was   scheduled   to   be   held   on 15.02.2017.   The   appellant   was   the   successful   candidate   while   the election petitioner was the unsuccessful candidate who filed the election petition. 3.2. The successful candidate filed his nomination on 24.01.2017, to contest the   elections,   from   34­Suar   Constituency,   District   Rampur,   Uttar Pradesh.   Subsequently,   the   election   petitioner,   namely,   Nawab   Kazim Ali Khan, filed an objection before the Returning Officer, challenging the successful   candidate’s   nomination   on   the   ground   that   he   had   not 3 attained the age of twenty­five years at the time of filing his nomination and   was   therefore,   ineligible   to   contest   the   election   in   view   of   Article 173(b) of the Constitution of India. The election  petitioner  had filed his objection on the basis of a newspaper article published in a local daily, Dainik Jagran Amar Ujala  on 28.01.2017.  3.3. By order dated 30.01.2017, the Returning Officer rejected the objection filed   by   the   election   petitioner   herein   by   observing   that   the   successful candidate herein had stated in Column B of Section 3 of the nomination form,   as   also   in   Form   26,   that   his   age   was   twenty­six   years.   That   in support of such claim, the successful candidate had attached his Birth Certificate   (No.229428)   which   was   issued   to   him   by   the   Nagar   Nigam, Lucknow, on 21.05.2015 and in the said document, the date of birth of the   successful   candidate   was   recorded   as   30.09.1990.   It   was   further noted   that   as   per   the   successful   candidate’s   Aadhar   card   and   the electoral   roll,   his   age   at   the   relevant   time   was   twenty­six   years. Consequent   to   the   rejection   of   the   objections   raised   by   the   election petitioner   and   on   the   basis   of   the   documents   submitted   and   details furnished   by   the   successful   candidate   in   the   nomination   form,   his nomination was accepted by the Returning Officer. 3.4. The election was held as scheduled  on 15.02.2017 and on 11.03.2017, the appellant was declared as the successful candidate in the election to the Uttar Pradesh Legislative Assembly from the 34­Suar Constituency, 4 District   Rampur.   The   election   petitioner   herein   stood   third   in   the   said election.  4. In   the   above   background,   the   election   petitioner   filed   Election   Petition No.08   of   2017   before   the   High   Court   of   Judicature   at   Allahabad,   seeking   a declaration   that   the   election   of   the   successful   candidate   to   the   Uttar   Pradesh Legislative   Assembly   be   declared   as   null   and   void,   for   non­compliance   of   the requirements of Article 173(b) of the Constitution of India. The said prayer was allowed by the High Court and the election of the successful candidate was set aside.  Hence, this appeal. Pleadings: 5. The averments made by the election petitioner in his Election Petition do not call for a reiteration except to the following extent: i) That the successful candidate had not completed twenty­five years of age, both, as on the date of scrutiny of the nomination papers as well as on the date of the election and therefore, his candidature seeking  election to the Uttar   Pradesh   Legislative   Assembly   ought   not   to   have   been   accepted   in light of Article 173(b) of the Constitution of India read with Section 36(2) of the R.P. Act.  ii) That the birth certificates produced by the successful candidate before the Returning   Officer   were   duplicate   certificates   issued   by   the   Queen   Mary’s Hospital,   Lucknow,   and   the   Nagar   Nigam,   Lucknow,   on   21.04.2015   and 5 21.01.2015, respectively, and not on 30.09.1990, being the date on which the   successful   candidate   was   stated   to   have   been   born.   Therefore,   such documents   did   not   reflect   the   correct   date   of   birth   of   the   successful candidate. iii) That   the   Returning   Officer   rejected   the   objection   filed   by   the   election petitioner without verifying the date of birth of the successful candidate in the   original   birth   certificates   issued   by   the   Queen   Mary’s   Hospital, Lucknow and the Nagar Nigam, Lucknow. The birth certificates issued by the Queen Mary’s Hospital, Lucknow and the Nagar Nigam, Lucknow were fabricated   documents   and   the   successful   candidate’s   actual   birth certificate   was   issued   by   the   Registrar   (Birth   and   Death),   Nagar   Palika Parishad, Rampur, Uttar Pradesh and as per the said document, his date of   birth   was   01.01.1993   and   not   30.09.1990   as   contended   by   the successful candidate.  On   the   above   pleadings,   the   election   petitioner   sought   setting   aside   the election of the successful candidate. 6. In   response   to   the   Election   Petition,   the   successful   candidate   in   the election,   filed   his  written   statement   before   the   High  Court,   inter alia ,   with  the following averments: i) That he was born on 30.09.1990 at Queen Mary’s Hospital, Lucknow, and not on 01.01.1993 as alleged by the election petitioner. Therefore, he was 6 above   the   age   of   twenty­five   years   as   on   the   last   date   of   filing   the nomination, i.e., on 25.01.2017, on the date of scrutiny of his nomination, i.e., 28.01.2017 and on the date on which he was declared as the elected candidate, i.e., on 11.03.2017. Hence, he was duly qualified to contest the election   and   hold   the   office   of   a   Member   of   Legislative   Assembly,   under Article 173(b) of the Constitution of India and provisions of the R.P. Act.  ii) That   the   Returning   Officer   rightly   rejected   the   objections   raised   by   the election   petitioner   in   view   of   the   fact   that   there   was   no   defect   of   a substantial   nature   in   the   successful   candidate’s   nomination   paper   and accompanying documents.  With the aforesaid averments it was prayed that the Election Petition filed by   the   election   petitioner   be   dismissed   by   the   High   Court   as   being   devoid   of merit.  6.1.   The election petitioner filed his replication to the written statement which is summarised as under: (A) While   denying   the   contents   of   the   written   statement   to   be   true   and the   documents   attached   to   the   written   statement   being   fabricated, forged  and misleading,  the election   petitioner  reiterated  the contents of his election petition.  (B) The election petitioner has taken an additional plea to the effect that on   14.08.2017,   the   Election   Officer   Rampur,   had   forwarded   a representation   which   was   moved   by   one,   Mr.   Akash   Kumar   Saxena, 7 Chairman   of   the   Indian  Industries   Association,   to   the   Chief   Election Officer,   disclosing   discrepancies   with   respect   to   the   Pan   Card   of   the successful   candidate.   That   the   successful   candidate   had clandestinely   procured   a   new   Pan   Card   bearing   No.   DWAPK7513R which was issued to him on 24.03.2015, showing his date of birth as 30.09.1990   by   deliberately   concealing   the   fact   that   he   had   already been issued Pan Card No. DFOPK6164K on 30.08.2013 in which his date   of   birth   was   recorded   as   01.01.1993.   As   per   the   original   pan card, the successful candidate was less than twenty­five years of age, whereas,   according   to   his   new   pan   card   he   was   twenty­six   years   of age.  (C) Further,   the   successful   candidate   had   opened   a   bank   account   no. 34341386006 in State Bank of India with Pan Card No. DFOPK6164K wherein   his   date   of   birth   in   the   bank   account   was   recorded   as 01.01.1993.   That   the   successful   candidate   had   two   pan   cards   and had   not   disclosed   his   correct   income   while   contesting   the   legislative assembly elections. Evidence: 7. The   parties   let   in   oral   as   well   as   documentary   evidence   in   the   Election Petition: 8 7.1.     The   election   petitioner   let   in   oral   evidence   through   PW­1   ­   PW­4 witnesses.   The   election   petitioner   got   marked   Exhibit   P­1   to   P­4 documents. 7.2.       The   successful   candidate   let   in   oral   evidence   through   DW­1   ­   DW­10 witnesses.   The   successful   candidate   got   marked   Exb.   No.­   R1­R12 documents.  7.3.       On   the   basis   of   oral   and   documentary   evidence   on   record,   High   Court allowed   the   Election   Petition   filed   by   the   election   petitioner   herein   and set   aside   the   election   of   the   successful   candidate/appellant   herein   in respect   of   34­Suar   Constituency,   District   Rampur,   held   in   the   year 2017. Being aggrieved successful candidate has preferred this appeal. Submissions: We   have   heard   Shri   Kapil   Sibal,   learned   senior   counsel   instructed   by learned counsel on behalf of the successful candidate whose election has been set aside by the High Court and Shri Aadil Singh Boparai, learned counsel for the respondent instructed by learned counsel. 8.           The  submissions  on  behalf  of the appellant­successful  candidate  do not call for reiteration and are epitomised as under:   8.1. Learned   senior   counsel,   Shri   Kapil   Sibal,   appearing   on   behalf   of   the successful   candidate   submitted   that   the   impugned   judgment   of   the High   Court   had   been   rendered   based   on   an   erroneous   appreciation   of 9 law   and   facts   relating   to   the   controversy   at   hand,   and   also   on   an incorrect   understanding   of   the   fact   in   issue.   That   the   appellant­ successful candidate, at the time of filing his nomination as well on the date   of   polling,   had   completed   the   age   of   twenty­five   years   and   was therefore   competent   in   all   respects   to   hold   the   office   of   Member   of Legislative Assembly.  8.2.  It   was   contented   that   the   fact   in   issue   in   the   present   case   is   not whether   the   successful   candidate   entered   his   date   of   birth   as 01.01.1993   in   his   official   documents,   but   whether   the   successful candidate was actually born on 01.01.1993; or whether despite the fact that certain documents had recorded the successful candidate’s date of birth   to   be   01.01.1993,   he   was   actually   born   on   another   date,   i.e., 30.09.1990.  8.3. It   was   submitted   that   the   best   evidence   as   regards   the   actual   date   of birth   of   the   successful   candidate,   was   the   testimonial   evidence   of   the successful   candidate’s   mother   (DW­5)   and   the   doctor   (DW­3)   who delivered   the   successful   candidate.   That   the   law   of   evidence   requires that direct and primary evidence, if available, must be given for proof of a fact and such evidence would be the best  evidence of such fact. This foundational   rule   is   reflected,   inter­alia,   in   Sections   59   to   65   and Section   91   of   the   Indian   Evidence   Act,   1872   (hereinafter   referred   to   as “Evidence Act” for the sake of brevity). In the instant case, the evidence 10 of the successful candidate’s  mother  and the delivering  doctor  is direct oral evidence of the fact of birth of the successful candidate on a given date.  8.4.     It   was   vehemently   contended   that   DW­5’s   testimony   was   fully corroborated   by   the   recitals   in   her   service   book   and   salary   register,   as also   by   the   hospital   records.   That   the   hospital   records   such   as   the Emergency O.T. (E.O.T) register and the Maternity Labour room Register (MLR),   were   not   only   primary   and   direct   evidences   that   were contemporaneous to the event of birth, but were also public documents which were produced from proper custody and therefore, they would be both relevant and admissible under Section 35 read with Section 74 of the Evidence Act.  8.5. Further,   referring   to   the   testimony   of   DW­3,   namely,   Dr.   Uma   Singh, who is stated to be the doctor who enabled the delivery of the successful candidate,   it   was  submitted   that   the   statements   made   by   DW­3,   when considered   together   with   the   hospital   records,   conclusively   establish that the successful candidate was born on 30.09.1990. That DW­3 was one   such   witness,   who   was   connected   with   the   successful   candidate’s birth in a manner as would enable her to vouchsafe the truth as to the date   of   birth   of   the   successful   candidate.   That   the   High   Court committed   a   grave   error   in   disregarding   the   evidence   of   DW­3   on   the sole   ground   that   she   stated   that   she   was   unable   to   say   with   certainty 11 that the baby born to DW­5 on 30.09.1990, was in fact, the successful candidate.   That   to   expect   DW­3   to   make   such   an   assertion,   was   an absurd requirement, which was not contemplated under law.  8.6. Shri   Kapil   Sibal,   learned   senior   counsel   sought   to   explain   the discrepancy   in   the   period   of   pregnancy   of   the   successful   candidate’s mother, as recorded in Column 10 of the relevant entry in the maternity labour   room   register   by   stating   that   the   age   of   the   successful candidate’s   mother   at   the   time,   i.e.,   38   years,   had   been   incorrectly entered in the column dedicated for ‘period of pregnancy.’ That this was in   the   nature   of   a   clerical   error   and   ought   not   to   be   held   to   have   a material bearing on the authenticity of the record itself, more so, when all other details recorded in the said register were correct.  8.7. As   regards   the   allegations   of   forgery   and   fabrication   of   the   hospital records,   it   was   averred   that   by   making   entries   as   to   the   successful candidate’s   birth   on   a   later   date,   it   would   require   a   single   horizontal space   in   the   registers   ought   to   have   been   kept   blank   since   1990,   till whenever the successful candidate is alleged to have created the forged records. Such an assumption is wholly improbable and therefore, there is   no   possibility   of   forgery   and   fabrication   of   the   hospital   records. Further, no such absurd presumption could be made particularly when the   hospital   records   stood   corroborated   by   the   testimonial   evidence   of DW­4, namely, Dr. Vineeta Das, Head of the Department of Gynaecology 12 and   Obstetrics   as   well   as   by   the   birth   certificate   dated   21.04.2015 issued by DW­3 and DW 4 and proved by them.  8.8.    It was next contended that the High Court’s reliance on school records of the   successful   candidate,   wherein   his   date   of   birth   was   incorrectly recorded   as   01.01.1993,   was   misplaced.   That   school   records   are   not direct   evidence   of   the   fact   of   birth   and   cannot,   on   a   balance   of probabilities, be given pre­eminence over direct evidence of the mother, delivering   doctor   and   contemporaneously   created   hospital   records.   In order   to   buttress   such   averments,   reliance   was   placed   on   Birad   Mal Singhvi vs. Anand Purohit   A.I.R. 1988 SC 1796 ;   Sushil Kumar vs. Rakesh   Kumar   (2003)   8   SCC   673 ;   Joshna   Gouda   vs.   Brundaban Gouda   (2012) 5 SCC 634 .     8.9.    It  was further  submitted  that  the error  in the school  records   had  been sufficiently explained by DW­5, as well as DW­9, who is the person who is   stated   to   have   accompanied   the   successful   candidate   to   get   him admitted   in   school.   That   it   is   a   common   practice   in   India   to   give   a belated date of birth at the time of admission in school so as to secure benefit of enhanced years of public service, and such practice has been acknowledged   by   this   Court   in   Brij   Mohan   Singh   vs.   Priya   Brat Narain Sinha and Ors .  A.I.R. 1965 SC 282.   13 8.10.   As regards the election petitioner’s reliance on the GIS nomination form of   the   successful   candidate’s   mother,   wherein   she   had   stated   that   the successful   candidate   was   eight   years   old   as   on   26.04.2001,   it   was submitted   that   the   said   document   was   neither   direct   nor contemporaneous  proof of birth on a certain date. The  GIS nomination form was at best a piece of circumstantial evidence which had no weight and   could   not   establish   that   the   successful   candidate’s   date   of   birth was 01.01.1993.  8.11.     On   the   basis   of   the   aforesaid   submissions,   it   was   asserted   that   the election   petitioner   had   not   produced   sufficient   evidence   so   as   to discharge   the   burden   of   proof   to   prove   his   positive   case,   as   required under law,  vide   Birad Mal Singhvi (supra)  and  Sushil  Kumar (supra) . That the entire case of the election petitioner was based on conjectures and   farfetched   presumptions   as   to   exertion   of   pressure   by   the successful   candidate’s   father,   for   issuance   of   forged   certificates   and therefore,   the   Election   Petition   ought   not   to   have   been   entertained   by the High Court.  With   the   aforesaid   averments,   it   was   prayed   that   the   impugned judgment be set aside and the instant appeal be allowed by dismissing the election petition.  14 9.  The submissions on behalf of the learned counsel for respondent­election petitioner Sri Boparai, are summarised as under: 9.1.   Learned   counsel   for   the   election   petitioner   supported   the   impugned judgment and contended that there was no infirmity in the findings and decision   of   the   High   Court   which   would   call   for   interference   by   this Court.   Hence,   it   was  prayed   that   the   instant   appeal   may   be   dismissed and the judgment of the High Court dated 16.12.2019 be confirmed.  9.2.  Learned   counsel   elaborated   his   submissions   by   contending   that   the nomination of the successful candidate herein to be a candidate for the Uttar   Pradesh   Legislative   Assembly   Elections   from   the   Suar   District Constituency,   District   Rampur,   was   erroneously   accepted   as   the successful candidate was underaged and had not completed twenty­five years   of   age   which   is   a   qualification   and   an   eligibility   criterion   under Article 173 (b) of the Constitution of India. That since the nomination of the   successful   candidate   was   improperly   accepted   and   he   was ultimately   declared   the   successful   candidate   in   the   said   election,   the result   was   liable   to   be   set   aside   which   was   rightly   done   by   the   High Court.   9.3. Learned   counsel   for   the   election   petitioner   contended   that   the   correct date   of   birth   of   the   successful   candidate   is   01.01.1993   as   recorded   in the   Class­X   mark­sheet   of   the   successful   candidate;   the   passports issued   to   him   dated   28.08.2006   and   13.07.2012,   the   successful 15 candidate’s   original   birth   certificate   dated   28.06.2012   issued   by   the Nagar   Palika   Parishad,   Rampur,   the   passport   applications   of   the successful candidate pertaining to the year 2012 and the visa issued to the   successful   candidate   dated   09.07.2014.   It   was   further   contended that the aforesaid documents are public documents and the same were not   denied   by   the   successful   candidate,   hence,   they   were   admissible and   relevant   under   Section   21   and   35   of   the   Evidence   Act   and   a presumption would arise as to the validity of such documents.  9.4. It   was   next   contended   that   the   defence   taken   by   the   successful candidate   that   he   came   to   know   about   the   incorrect   date   of   birth mentioned   in   the   aforesaid   documents   only   in   the   year   2015   and   the passport   and   other   documents   were   eventually   cancelled,   did   not inspire confidence as the successful candidate in his cross­examination had   stated   that   the   process   of   cancellation   was   initiated   in   the   year 2018, much after the election petitioner filed the Election Petition before the   High   Court.   That   such   a   conduct   of   the   successful   candidate   was demonstrative   of   the   fact   that   attempts   were   made   to   fabricate   an earlier   date   of   birth   in   the   records   pertaining   to   the   successful candidate, only when his election was challenged, and not prior to that.  9.5. Learned   counsel   for   the   election   petitioner   averred   that   he   had discharged   the   initial   burden   of   proof   by   adducing   the   aforesaid documents   as   evidence   wherein   the   date   of   birth   of   the   successful 16 candidate   was   recorded   as   01.01.1993.   That   the   existence   of   such documents   as   well   as   the   contents   thereof   stood   admitted   by   the successful   candidate;   so   also,   the   fact   that   the   said   documents   were signed  and submitted  by him  before  the competent  authorities.  In that context,   reliance   was   placed   on   the   judgment   of   the   Privy   Council   in Rani   Chandra   Kunwar   vs.   Chaudhari   Narpat   Singh   and   Ors. (1906)   SCC   OnLine   PC   26   to   contend   that   once   the   successful candidate   had   admitted   the   execution   of   the   aforesaid   public documents,   the   onus   of   proof   shifted   on   the   successful   candidate   to adduce evidence to rebut the presumption and further demonstrate that his date of birth is 30.09.1990 and not 01.01.1993.  9.6. The election petitioner also relied on  Sushil Kumar vs. Rakesh Kumar (2003) 8 SCC 673,   to assert that, when both the parties have adduced evidence   in   an   election   petition,   the   question   of   onus   of   proof   would become   academic   and   therefore,   it   was   for   the   Court   to   appreciate   the contrary oral and documentary evidence and arrive at a conclusion,   de hors   considerations   as   to   who   was   to   discharge   whole   or   part   of   the burden of proof.  9.7. Learned   counsel   for   the   election   petitioner   referred   to   the   GIS   (Group Insurance Scheme) Nomination form in the service book (Ex. R­11 Paper No. A­95/25) of the successful candidate’s mother, which was proved in 17 evidence by DW­1­ S. K. Tiwari, Assistant Director of Higher Education, Uttar Pradesh, to contend that the said form was signed by the mother of the successful candidate on 26.04.2001 and in the said form she had admitted   that   the   successful   candidate   was   eight   years   old   as   on 26.04.2001. Such an admission was conclusive proof of the fact that he was   born   in   the   year   1993   and   was   therefore   eight   years   old   in   April, 2001.   The   said   GIS   Form   was   adduced   as   a   piece   of   evidence   by   the successful   candidate   and   was   also   adverted   to   by   DW­5   –   Dr.   Tazeen Fatima   in   her   cross­examination.   However,   she   did   not   offer   any explanation as to the successful candidate’s age in the said form. In this regard,   reliance   was   placed   on   the   judgment   of   this   Court   in   P.C. Purushothama   Reddiar   vs.   S.   Perumal   (1972)   1   SCC   9   wherein   it was  observed   that   once   a  document   is  properly   admitted,   the  contents of that document are also admitted in evidence and no further evidence would   have   to   be   let   in   by   the   party   relying   on   such   an   admission   to establish the fact so admitted.  9.8. It was submitted that the E.O.T Register (Ex. R­4 Paper No. A­100/1­2) and   the   M.L.R.   Register   (Ex.   R­5   Paper   No.   A­101/1­2)   adduced   as evidence   by   the   successful   candidate,   were   neither   authenticated   nor certified   by   the   competent   authority   of   Queen   Mary’s   Hospital.   There were   irregularities   including   entry   of   wrong   name,   discrepancy   in   the records pertaining to period of pregnancy, etc., which were admitted by 18 DW­3, Dr. Uma Singh, in her cross­examination and more importantly, D.W.3   also   stated   that   she   could   not   confirm   that   the   successful candidate was born on 30.09.1990.  9.9.       It   was   next   contended   that   the   Birth   Certificate   issued   by   the   Nagar Nigam, Lucknow,  wherein the date of  birth  of the successful  candidate was shown as 30.09.1990, was based on a purported entry in the birth register (Ex. R­12 A 96/4­5) which was tendered as evidence  by DW­2, Dr.   Archana   Dwivedi,   Additional   Municipal   Commissioner,   Nagar Nigam, Lucknow  and the said entry was as a result of manipulation of the public records.   That DW­2 in her cross­examination had stated that the   birth   register   was   maintained   by   a   clerk   and   was   not   in   the prescribed format as per  the mandate of the Registration of Births Act, 1969,   (hereinafter   referred   to  as  the   “Act”,   for   the  sake   of  brevity),   and the same had not been authenticated or verified by a competent official. Further, the birth register was not paginated and the entry of the name of   the   successful   candidate’s   mother   was   not   made   in   a   chronological order.   Also,   DW­2   testified   that   the   Birth   List   maintained   by   the hospital,   on   the   basis   of   which   birth   entry   of   successful   candidate’s name   was   made   in   the   birth   register   maintained   by   the   municipality, was not available. Therefore, the substratum or the basis of making the entry   in   the   birth   register   maintained   by   the   municipality   was   not 19 available and hence, the corresponding entry was a result of extraneous factors. 9.10.   Further,   it   was   submitted   that   reliance   placed   by   the   successful candidate on the result of the ossification test did not prove that he was born   on   30.09.1990.   In   order   to   buttress   such   contention,   learned counsel   for   the   election   petitioner   placed   reliance   on   Mukarrab   and others vs. State of U.P. (2017) 2 SCC 210  wherein it was observed by this Court that Ossification Test cannot be solely relied upon and is not a conclusive proof of age. In furtherance of such an argument, learned counsel for the election petitioner referred to the testimony of DW­8, Dr. Satbir   Singh   Ken,   who,   in   his   cross­examination   had   admitted   that ossification   test   is   not   a   definitive   proof   of   age   as   the   result   of   such   a test could vary from the actual age, to a certain degree.  With   the   aforesaid   averments,   it   was   prayed   that   the   present   appeal   be dismissed as being devoid of merit and the impugned judgment be confirmed.  Points for consideration: 10. Article   173(b)   of  the  Constitution  of  India  states   that  a  person   shall not be qualified to be chosen to fill a seat in the legislature of the state unless he is, in the case of seat in the legislative assembly, not less than twenty­five years of age and in the case of a seat in the legislative council not less than thirty years of age. 20 Having   heard   learned   senior   counsel   and   learned   counsel   for   the respective parties and on perusal of the material on record, the following points would arise for consideration:  (i)  Whether   the   High   Court   was   correct   and   justified   in allowing   Election   Petition   No.08   of   2017   filed   by   the   election petitioner   against   the   successful   candidate   and   thereby setting   aside   the   election   of   the   successful   candidate   to   the office   of   Member   of   Legislative   Assembly,   from   34­Suar Constituency,   District   Rampur,   Uttar   Pradesh,   on   the   ground that there was improper acceptance of successful candidate’s nomination paper and  there was a breach of Article 173(b)  of the Constitution of India?  (ii)  What order? 11. The   narration   of   facts   and   contentions   would   not   call   for   reiteration except stating that the successful candidate is aggrieved by his election to the Legislative   Assembly   vis­à­vis   34­   Suar   Constituency,   District   Rampur,   Uttar Pradesh,   being   set   aside   at   the   instance   of   the   election   petitioner   by   the impugned judgment of the High Court.  12. Before proceeding to consider the evidence let in by the respective parties in order  to ascertain whether, the conclusions arrived at by the High Court in allowing   the   Election   Petition   filed   by   the   election   petitioner   herein,   are   just 21 and proper, it is necessary to discuss and delineate on the relevant judgments of   this   Court   cited   at   the   Bar   with   regard   to   burden   of   proof   in   light   of   the relevant provisions of the Evidence Act. 12.1.       The   legal  scheme   governing   various   aspects   of   ‘burden   of   proof’   in   the Indian   context,   is   contained   in   Sections   101   to   106   of   the   Indian Evidence Act. 12.2.   As per Section 101 of the Indian Evidence Act, when a person is bound to prove the existence of any fact, it is said that the burden of proof lies on   that   person.   This   section   is   based   on   the   rule,   ei   incumbit   probatio qui dicit, non  qui  negat , which means that the burden  of proving  a fact rests on the party who substantially asserts the affirmative of the issue and   not   upon   the   party   who   denies   it,   because   a   negative   is   usually incapable   of   proof.   The   burden   of   proving   a   fact   always   lies   upon   the person   who   asserts   and   until   such   burden   is   discharged,   the   other party is not required to be called upon to prove his case. The court has to   examine   as   to   whether   the   person   upon   whom   the   burden   lies   has been able to discharge his burden. However, the above rule is subject to the general principle that things admitted need not be proved. 12.3.   The   question   as   to   whether   burden   of   proof   has   been   discharged   by   a party to the   lis   or not, would depend upon the facts and circumstances of the case. If the facts are admitted or, if otherwise, sufficient materials 22 have   been   brought   on   record   so   as   to   enable   a   Court   to   arrive   at   a definite   conclusion,   it   is   idle   to   contend   that   the   party   on   whom   the burden of proof lies would still be liable to produce direct evidence,  vide National Insurance Co. Ltd. vs. Rattani  (2009) 2 SCC 75: AIR 2009 SC 1499 .  12.4.  Burden   to  prove   documents   lie   on   plaintiff   alone   as   onus   is   always   on the person asserting a proposition or fact which is not self­evident. This position   is   summarised   in   the   observation   to   the   effect   that,   an assertion that a man who is alive was born requires no proof; the onus, is not on the person making the assertion, because it is self­evident that he   had   been   born.   But   to   assert   that   he   had   been   born   on   a   certain date,   if   the   date   is   material,   requires   proof;   the   onus   is   on   the   person making the assertion,  vide  Robins vs. National Trust & Co. Ltd.  1927 AC 515: 101 IC 903 .  12.5.  It   is   also   to   be   noted   at   this   juncture   that   there   is   an   essential distinction between burden of proof and onus of proof. Burden of proof lies upon a person who has to prove the fact and it never shifts, onus of proof on the other hand, shifts.  Such a shifting of onus is a continuous process   in   the   evaluation   of   evidence.   For   instance,   In   a   suit   for possession   based   on   title,   once   the   plaintiff   has   been   able   to   create   a high degree of probability so as to shift the onus on the defendant, it is 23 for the defendant to discharge his onus and in the absence thereof, the burden   of   proof   lying   on   the   plaintiff   shall   be   held   to   have   been discharged   so   as   to   amount   to   proof   of   the   plaintiffs   title,   vide   RVE Venkatachala   Gounder   vs.   Arulmigu   Viswesaraswami   and   VP Temple  AIR 2003 SC 4548 (4558­59): (2003) 8 SCC 752 . 12.6.  In terms of section 102 of the Evidence Act, the initial burden to prove its claim is always on the plaintiff and if he discharges that burden and makes   out   a   case   which   entitles   him   to   a   relief,   the   onus   shifts   to   the defendant   to  prove   those   circumstances,   if   any,  which   would  disentitle the plaintiff of the same.  12.7.  Where,   however,   evidence   has   been   led   by   the   contesting   parties, abstract considerations of onus are out of place and truth or otherwise must   always   be   adjudged   on   the   evidence   led   by   the   parties   [Kalwa Devadattam vs. Union A.I.R. 1964 SC 880] 12.8.  As per Section 103,   the burden of proof as to any particular fact lies on that person who wishes the Court to believe in its existence, unless it is provided by any law that the proof of that fact shall lie on any particular person.    This  section  amplifies  the general rule in section  101 that  the burden   of   proof   lies   on   the   person   who   asserts   the   affirmative   of   the issue.   It   lays   down   that   if   a   person   wishes   the   court   to   believe   in   the existence   of   a   particular   fact,   the  onus   of   proving   that   fact,   is  on   him, 24 unless   the   burden   of   proving   it   is   cast   by   any   law   on   any   particular person.  12.9. Section 105 is an application of the rule in section 103. When parties to a   dispute   adduce   evidence   to   substantiate   their   claim,   onus   becomes academic   and   divided,   entailing   each   party   to   prove   their   respective plea.  12.10. Section 106 is an exception to the general rule laid down in Section 101, that   the   burden   of   proving   a   fact   rest   on   the   party   who   substantially asserts   the   affirmative   of   the   issue.   Section   106   is   not   intended   to relieve any person of that duty or burden but states that when a fact to be proved  is peculiarly within the knowledge of a party, it is for him to prove it. It applies to cases where the fact is especially  within a party’s knowledge and to none else. The expression ‘especially’ used in Section 106   means   facts   that   are   eminently   or   exceptionally   within   one’s knowledge.   This   means   a   party   having   personal   knowledge   of   certain facts   has   a   duty   to   appear   as   a   witness   and   if   he   does   not   go   to   the witness box, there is a strong presumption against him. In an Election Petition,   the   initial   burden   to   prove   determination   of   age   of   returned candidate lies on the petitioner, however, burden lies on the respondent to prove facts within his special knowledge.  (Sushil Kumar vs. Rakesh Kumar (supra)) 25 12.11.   The   provisions   of   Section   106   are   unambiguous   and   categorical   in laying  down that  when  any  fact  is especially  within the knowledge  of a person,   the   burden   of   proving   that   fact   is   upon   him.   If   he   does   so,   he must   be   held   to   have   discharged   his   burden   but   if   he   fails   to   offer   an explanation on  the  basis  of  facts  within  his  special  knowledge,   he  fails to discharge the burden cast upon him by Section 106 . [Source: Sarkar on Law of Evidence, 20 th  Edition, Volume 2.] 12.12. In  Sushil Kumar vs. Rakesh Kumar (supra) , the controversy was with regard   to   the   improper   acceptance   of   the   nomination   of   the   sole respondent   therein   on   the   premise   that   he   was   under   qualified   to contest   the   Bihar   Legislative   Assemble   election   from   181,   Parbatta Constituency.   In   the   said   case,   inter   alia,   the   horoscope   of   the respondent   therein   and   admission   register   of   New   St.   Xaviers   School, Boring   Road,   Patna   and   transfer   certificate   issued   by   Swami Vivekananda Vidyalaya, Mithapur, Patna, were produced as documents to prove that the successful candidate therein was not eligible to contest the   said   Assembly   election.   In   the   said   case,   Section   35   of   the   Indian Evidence   Act   was   referred   to   and   it   was   observed   that   the   register maintained  in  terms  of  a  statute  or   by  a  statutory   authority   in regular course   of   business   would   be   a   relevant   fact   and   if   such   vital   evidence had been produced, it would clinch the issue. It was observed that there 26 is   no   reliable   evidence   on   record   to   show   that   the   date   of   birth   was recorded   in   the   school   register   on   the   basis   of   the   statement   of   any responsible   person   and   that   the   admission   register   or   a   transfer certificate issued by a primary school do not satisfy the requirements of Section 35 of the Evidence Act.  Further,   reference   was   made   to   Brij   Mohan   (supra)   as   well   as Birad Mal Singhvi   ( supra )   and it was observed that in the absence of primary   material   on   the   basis   whereof   the   age   was   recorded,   it   would not   be   possible   to   accept   the   evidence   produced   therein.   While examining   the   admission   register   of   the   school   relied   upon   by   the successful   candidate   therein,   it   was   observed   that   entries   in   the   said register   had   been   made   by   one   person   with   two   different   pens   in   one sitting. Also, there were other alterations in the said register and hence, no credence could be given to the same. It was observed that forgery in the   register   had   been   done   in   a   crude   form   and   the   High   Court   had noticed   the   same   but   still   proceeded   to   rely   upon   the   said   documents which   amounted   to   a   misdirection   in  law.   It   was   further   observed   that the respondent  therein had special knowledge as to in which school he had   studied   and   should   have   disclosed   the   same   instead   of   disclosing the details of his education. He had taken recourse  to   suppression veri and   suggestion   falsi   and   had   produced   documents   which   were apparently   forged   and   fabricated.   The   respondent   therein   could   not 27 have   been   admitted   in   New   St.   Xaviers   Junior   School,   being   overaged and   the   evidence   of   father   of   the   respondent   was   not   trustworthy. Further, the horoscope filed by the respondent in the said case did not inspire confidence. Further, DW­2 who let in evidence on the horoscope was   a   bystander   who   had   nothing   to   do   either   with   the   preparation   of the   horoscope   or   with   the   writing   thereof   and   his   evidence   was   not trustworthy and the horoscope could not have been looked into for any purpose   whatsoever.   Also,   an   application   was   filed   on   behalf   of   the respondent   therein   in   respect   to   the   occurrence   which   took   place   in April,   1995,   and   the   date   of   birth   of   the   appellant   was   said   to   be fourteen   years   as   on   that   date,   and,   thus,   sixteen   years   in   the   year 1996 and was below twenty­five years of age on the date of filing of the nomination.  With   reference   to   the   averments   made   in   the   bail   application   on behalf   of   the   respondent   therein   and   the   same   being   an   admission, reliance   was   placed   on   Thiru   John   vs.   Returning   Officer   (1977)   3 SCC 540   to observe that a party’s admission as defined in Sections 17 to   20,   fulfilling   the   requirements   of   Section   21   of   the   Evidence   Act,   is substantive   evidence   proprio   vigore .   An   admission,   if   clearly   and unequivocally   made,   is   the   best   evidence   against   the   party   making   it and   even   though   conclusive,   shifts   the   onus   on   to   the   maker   on   the principle that ‘what a party himself admits to be true may reasonably be 28 presumed   to   be   so   and   until   the   presumption   was   rebutted,   the   fact admitted must be taken to be established.’ It was further observed in para 65 of the said judgment that : “ 65.   Furthermore,   a   person   should   not   be   permitted   to take advantage of his own wrong. He should either stand by   his   statement   made   before   a   court   of   law   or   should explain   the   same   sufficiently.   In   the   absence   of   any satisfactory   explanation,   the   court   will   presume   that   the statement   before   a   court   is   correct   and   binding   on   the party on whose behalf the same has been made.” Under Section 58 of the Indian Evidence Act, a fact admitted need not be proved. 12.13.   In   Narender   Singh   vs.   Mala   Ram   and   Ors.   (1999)   8   SCC   198,   the controversy   was   with   regard   to   the   improper   rejection   of   nomination papers   and   the   filing   of   an   Election   Petition   by   the   candidate   whose nomination papers were improperly rejected and improper acceptance of the   nomination   papers   of   the   returned   candidate.   This   Court   speaking through   Rajendra   Babu,   J.,   discussed   about   consideration   and appreciation   of   evidence   in   an   election   dispute.   In   para   15   of   the judgment,   it   was   observed   that   the   general   principle   in   the   matter   of appreciation of evidence in an election dispute is that the onus to prove the   essential   facts   which   constitute   the   cause   of   action   in   such   a dispute   is   upon   the   person   making   it,   namely,   the   election   petitioner. What   evidence   would   be   sufficient   to   prove   a   particular   fact   depends 29 upon   the   circumstances   of   each   case.   When   the   evidence   adduced   is capable of drawing  an inference  either  way, the view  that is favourable to the returned candidate will have to be preferred. Reference was made to  Ram Singh vs. Col. Ram Singh 1985 (Supp.) SCC 611 , wherein, it was observed that “in borderline cases the courts have to undertake the onerous  task  of,   ‘disengaging  the  truth  from   falsehood,  to separate  the chaff from the grain’.” Analysis:   I shall now analyse the oral and documentary evidence on record in order to assess the correctness of the findings of the High Court. i)  Re: Passports and Visas of the appellant­successful candidate: 13.  The election petitioner adduced Ex. P­1 and P­3 wherein the date of birth of   the   successful   candidate   was   shown   as   01.01.1993,   to   contend   that   the successful   candidate   was   less   than   25   years   of   age   at   the   time   of   filing   his nomination   and   the   fact   that   the   aforesaid   documents   indicated   the   date   of birth as 01.01.1993 was not disputed by the successful candidate although the said date was not accepted as his date of birth.      13.1.     It   is  noted   that   the  successful   candidate  had   made   applications  under his   own   signature   to   obtain   the   passports   in   the   year   2006   and   2012 (Ex.   P­1  –   Paper   No.   A­   49/1­4)   wherein   he   had  mentioned   his   date  of birth as 01.01.1993. Therefore, the High Court held that the successful 30 candidate   had   always   been   aware   of   the   fact   that   in   the   educational certificate   and   passports,   his   date   of   birth   was   shown   as   01.01.1993 and had accepted the same till the year 2015.  13.2.       PW­2,   Shri.   Mohd.   Naseem,   Passport   Officer,   Bareilly,   deposed   that   he had brought photocopies of the documents referred to by the successful candidate   at   the   time   of   making   an   application   for   the   issuance   of   his Passport   No.  K­7951741   which  was  issued   to  him   on  13.07.2012   from Bareilly   Passport   Office.   PW­2   deposed   that   the   successful   candidate had   annexed   a   copy   of   his   birth   certificate   issued   by   the   Health Department/Municipal   Corporation,   Rampur,   on   28.06.2012,   along with   a   copy   of   his   online   application   form,   a   copy   of   a   pass   book pertaining to his bank account held with State Bank and a copy of his old   Passport   No.   F­8757022   issued   on   28.08.2006   which   was   valid   till 31.12.2010.     To   a   question   whether   self­attested   copies   of   documents submitted by an applicant are maintained in the records, PW­2 deposed that original copies are returned and self­attested copies are scanned.  13.3.     When   a   question   was   posed   as   to   whether   by   modifying   the   particular entry  of  date of  birth  in the  successful   candidate’s  old  Passport   No. K­ 7951741,   a   new   Passport   No.   Z­4307442   after   mentioning   his   date   of birth   as   30.09.1990   was   issued   to   him   on   10.01.2018,   PW­2   deposed that he was not in a position to answer the question as each application was   available   separately   in   the   P.S.P.   system.   He   deposed   that   in 31 compliance   of   the   Court’s   order,   he   had   brought   only   the   available record  of Passport  No. K­7951741   and  if after  that  a new  Passport  No. Z­4307442   was   issued,   he   would   have   to  check   from   the   system.   That he   would   be   able   to   present   records   pertaining   to   Passport   No.   Z­ 4307442   on   the   next   date   fixed   by   the   Court,   if   the   same   had   in   fact been issued. 13.4.   Further, on perusal of Ex. P­1, paper No. A­49/1­4, which is the Passport application dated 06.07.2012 made by the successful candidate, I am of the opinion that the same is made under his own signature and records his  date  of  birth  as 01.01.1993,  and  place  of  birth as  Rampur.  In  that background, it is necessary to examine whether the information entered in   the   passport   application   dated   06.07.2012,   would   amount   to   proof, as  to  the   contents   of   such   application,  including  the   date  and   place   of birth entered therein.  13.5.       I   am   of   the   view   that   great   evidentiary   value   has   to   be   attached   to   an application submitted to a government establishment or Office, such as a   Passport   Office   and   the   details   entered   in   such   application,   together with   the   documents   submitted   therewith,   must   be   understood   to   be tendered   by   the   applicant   who   signs   the   application   form   thereby accepting   that   the   information   submitted   therein   is   true   and   correct and   to   the   best   of   his   knowledge.   I   find   that   the   successful   candidate herein, having signed the application form dated 06.07.2012 wherein it 32 has   been   expressly   entered   that   his   date   of   birth   was   01.01.1993   and place   of   birth   was   Rampur,   cannot,   at   a   later   juncture   claim   that   he was   unaware,   till   the   year   2015   that   his   date   of   birth   as   per   various documents   was   01.01.1993   and   his   place   of   birth   was   Lucknow.   The fact   that   the   successful   candidate   self­attested   the   birth   certificate issued by the Municipal Corporation, Rampur, wherein his date of birth has   been   recorded   as   01.01.1993,   would   establish   that   the   successful candidate   acknowledged,   accepted   and   sought   to   rely   on   such   fact   in order   to   secure   a   passport   on   the   basis   of   such   information.   It   is therefore   not   open   to   the   successful   candidate   to   subsequently   resile from   the   aforesaid   clear   admission   and   contend   that   he   was   unaware that   an   ‘incorrect’   date   of   birth   was   recorded   in   certain   documents. Having   admitted   the   fact   that   his   date   of   birth   was   01.01.1993   and place   of   birth   was   Rampur,   in   the   application   form   dated   06.07.2012 which   was   at   an   undisputed   point   of   time,   the   successful   candidate cannot resile from the same.  13.6.   I also take note of the fact that the successful candidate had travelled to many   foreign   countries   on   his   passports   which   were   obtained   in   the year   2006   and   2012   and   the   visa   which   was  granted   in  the   year   2014 and   in   these   documents   his   date   of   birth   was   shown   as   01.01.1993.   I am unable to accept  that the successful candidate, who regularly used the   passports   obtained   in   the   years   2006   and   2012   for   international 33 travel,   failed   all   along,   to   notice   that   the   date   of   birth   recorded   in   the passports was incorrect. I refuse to believe that an educated individual such   as   the   successful   candidate   herein,   had   not,   in   over   nine   years (2006   to   2015)   looked   at   the   first   page   of   his   passport   and   only   later grasped that the date of birth entered therein was ‘incorrect’ only while he was on the verge of entering politics and contesting an election to the Legislative Assembly.  13.7.   Further, I also take note of the deposition of P.W.4. who deposed that all the   papers   related   to   Birth   Certificate   No.   3857,   Register   No.   R.N.P.B. 2012­03857,   dated   28.06.2012   had   been   destroyed   in   a   fire   due   to   a short   circuit   on   08.05.2015   in   the   office   of   Nagar   Palika   Parishad, Rampur   and   that   no   papers   pertaining   to   a   period   prior   to   such   date were   available   in   the   Office   of   Nagar   Palika   Parishad,   Rampur.   That such documents were available only in a computer­generated form and a copy of Birth Certificate No. 3857, Register No. R.N.P.B. 2012­03857, dated   28.06.2012   was   produced   wherein   the   successful   candidate’s date of birth was recorded as 01.01.1993.  13.8.     The   stand   taken   by   the   successful   candidate   that   all   documents pertaining to the Birth Certificate dated 28.06.2012 were burnt due to a short   circuit   on   08.05.2015   in   the   office   of   Nagar   Palika   Parishad, Rampur, would suggest that the said birth certificate, wherein the date of birth of the successful candidate was recorded as 01.01.1993 came to 34 be  later   cancelled  under  suspicious   circumstances.   It   is rather  strange that a birth certificate pertaining to the year 1993, was destroyed in the year 2015 under peculiar circumstances, at a time when the successful candidate was making several efforts to get his date of birth changed in various records. It is rather  unbelievable  that just when the successful candidate   began   assuming   an   active   role   in   politics   and   undertook various   efforts   towards   correcting   his   date   of   birth   in   several   records, i.e.,   in   the   year   2015,   the   birth   certificate   and   relevant   documents pertaining   to   the   said   certificate,   wherein   the   date   of   birth   of   the successful candidate was recorded as 01.01.1993 came to be destroyed in a fire and was accordingly cancelled.  13.9.   It   is   further   noted   that   an   application   seeking   a   birth   certificate   was made on 28.06.2012 bearing No. RNPP 2012­03857 to the Nagar Palika Parishad, Rampur and on the same date, birth certificate was issued to the   successful   candidate   showing   the   date   of   birth   as   “01­Jan­1993”. The place of birth was shown as “ घघ र ममर बबज खब ,  जघ ल ररड ,  रबमपप र ” . The said address is shown to be the address of his parents at the time of birth of the   child   i.e.,   the   successful   candidate   as   well   as   the   permanent address  of  parents. The  inference   to be  drawn from   the  said document is   that   in   the   year   2012,   the   petitioner   consciously   applied   to   Nagar Palika   Parishad,   Rampur   for   obtaining   the   birth   certificate   in   order   to append   the   same   for   obtaining   a   new   passport.   The   further   inference 35 that I draw from the said document is that the successful candidate has sought his birth certificate from  the Nagar Palika Parishad, Rampur as he   was   born   at   Rampur   and   the   birth   certificate   clearly   indicates   that he was born on 01.01.1993. Subsequently, the said birth certificate was cancelled.   PW­4   has   deposed   that   all   the   documents   relating   to   the issuance of birth certificate to the successful  candidate were destroyed in   fire   on   08.05.2015   which   is   indeed   strange   and   mysterious   as   by then   the   successful   candidate   had   already   obtained   “duplicate”   birth certificate from the Municipal Corporation, Lucknow. ii) Re: Educational Certificates of the successful candidate:  14.  As per the Secondary School examination Class X certificate (Exhibit P4, paper   no.   A­25/1)   issued   in   the   year   2007   by   the   C.B.S.E.,   the   successful candidate’s date of birth has been recorded as 01.01.1993. The High Court has observed that the stand taken by the successful candidate in this regard is that he   came   to   know   that   his   date   of   birth   was   ‘incorrectly’   mentioned   as 01.01.1993   in   the   Certificate   of   Secondary   School   Examination   (Class   X)   only in   the   year   2015   when   he   was   scrutinising   his   educational   records,   was unbelievable and untrue.  14.1.  As regards the successful candidate’s educational records, which record his   date   of   birth   to   be   01.01.1993,   his   version   is   that   due   his   father’s busy   social   and   political   life,   his   father’s   friend   Shahzeb   Khan   (DW­9) got him admitted in the Nursery Class of St. Paul School, Rampur. It is 36 the   successful   candidate’s   case   that   his   date   of   birth   was   incorrectly recorded as 01.01.1993 instead of 30.09.1990 and the same continued in all his educational records. That he made an application to C.B.S.E. through   the   Principal   of   St.   Paul   School   to   change   the   date   of   birth mentioned   in   his   records   and   also   sent   many   reminders   to   the   school and   the   same   were   forwarded   to   the   office   of   C.B.S.E.   in   Allahabad, however, till date no information had been given to him by C.B.S.E. 14.2.   In this regard, D.W.­5 mother of the successful candidate deposed that her family friend Shahzeb Khan (DW­9) took the successful candidate to St. Paul School, Rampur, for his admission in Nursery Class in the year 1995   and   wrongly   entered   the   date   of   birth   as   01.01.1993   instead   of 30.09.1990   in   the   admission   form.   That   the   successful   candidate   was born on 30.09.1990 and the date of birth mentioned in his educational record   was   incorrect.   DW­5   was   asked   if   she   knew   that   her   son­the successful candidate had mentioned his date of birth in Class X, Class XII,   under   graduate   degree   and   post   graduate   degree   as   01.01.1993. DW­5   deposed   that   when   her   son   was   in   the   final   year   of   his graduation,   he   informed   her   that   the   date   of   birth   in   his   educational record   was   wrongly   mentioned   and   that   the   date   of   birth   in   other educational records could not be corrected without changing the date of birth   mentioned   in   the   Class­X   Certificate.   Therefore,   an   application 37 was made to the Principal, St. Paul School Rampur, to correct the date of birth as per the school records. 14.3.  DW­9, who is stated to be the person  who accompanied  the successful candidate   to   St.   Paul  School   to   get   him   admitted   in  nursery   class   was also   examined.   DW­9   deposed   that   in   the   year   1995,   he   took   the successful   candidate   to   St.   Paul’s   School,   Civil   Lines,   Rampur,   to   get him admitted into the said school. That after completing the admission process,   the   master   who   was   in   charge   of   giving   admission,   got   the successful candidate enrolled in Nursery class and put his date of birth as   01.01.1993   in   the   admission   form   and   asked   DW­9   to   sign   it   and DW­9 signed the same. 14.4.  I am of the view that the version narrated by the successful candidate to explain   the   ‘error’   in   his   date   of   birth,   as   recorded   in   all   educational records, would not aid the successful candidate’s case.   Further,   it   is   to   be   noted   that   DW­5­Tazeen   Fatima   in   Paragraph 12   of   her   Examination­in­Chief   and   the   successful   candidate   in Paragraph  53   of  his  written  statement  had  stated  that   DW­9­  Shahzeb Khan,   the   successful   candidate’s   father’s   friend,   had   got   him   admitted in the nursery class of St. Paul School, Rampur, in the year 1995, and had   inadvertently   mentioned   the   date   of   birth   of   the   successful candidate as 01.01.1993. However, DW­9­ Shahzeb Khan, in Paragraph 5 of his Examination­in­Chief has deposed that the master had written 38 the   date   of   birth   of   the   successful   candidate   in   the   admission   form. Therefore, I am not inclined to attach much weight to the statements of either  DW­5  or  DW­7 in this regard as they  are  inconsistent  with each other.  14.5.   It is further noted that the successful candidate has emphatically stated that   his   date   of   birth   is   30.09.1990   and   not   01.01.1993   and   that   an erroneous date was given at the time of his admission to nursery class in   the   year   1995.   This   would   mean   that   the   successful   candidate   was sought to be admitted in nursery class when he was about 5 ½  years of age which is not believable as he would be over­aged for that class.  On the other hand, if he was born on 01.01.1993, it is possible that at 2  ½ years  he would have been   admitted  to nursery  class  which is  the  right age to get admission in nursery.  Further, the successful candidate has completed   his   10 th   standard   in  the   year   2007   and  his   12 th   standard   in the   year   2009   which   would   mean   that   the   successful   candidate   was about 14  ½  years when he completed his 10 th  standard and 16  ½  years when he completed his 12 th   standard which is the normal age to do so. If   according   to   the   successful   candidate   his   actual   date   of   birth   is 30.09.1990, the inference is that he would have been about 17  ½  years when   he   completed   his   10 th   standard   and   19   ½   years   when   he completed   his   12 th   standard   which   is   improbable.   Also,   there   is   no 39 explanation on record as to why at a belated age he has completed  his 10 th  standard and intermediate examination in the year 2009.  14.6.     D.W.­7   who   is   the   Director   of   St.   Paul   School,   Rampur,   was   also examined to prove the version narrated by the successful candidate. He deposed   that   the   successful   candidate   addressed   a   letter   dated 23.03.2015 to the school stating therein that in the year 2015 he came to know that his date of birth was incorrectly entered in his educational certificates   as   01.01.1993   whereas   his   actual   date   of   birth   was 30.09.1990 and he requested DW­7 to make the necessary changes. He in   turn   forwarded   the   letter   dated   23.03.2015   to   the   Regional   Office, C.B.S.E,   Allahabad,   along   with   a   letter   issued   by   him   to   the   Regional Office,   C.B.S.E.,   dated   15.04.2015   wherein   he   had   requested   C.B.S.E. to correct the successful candidate’s date of birth. Also, he had sent two reminders   to   the   Regional   Office,   C.B.S.E.,   Allahabad,   on   19.05.2015 and  21.09.2015   stating   that   in  the  register   of   birth  and   death  and  the Birth   Certificate   provided   by   the   Hospital,   the   date   of   birth   of   the successful candidate was shown as 30.09.1990 and therefore, it should be changed from 01.01.1993 to 30.09.1990. Further, in the reminders, DW­7   stated   that   in   the   register   of   birth   and   death   and   the   Birth Certificate   provided   by   the  Hospital,   the   date   of  birth  of  the   successful candidate was shown as 30.09.1990 and therefore,  the date of birth in 40 the   educational   records   should   also   be   changed   from   01.01.1993   to 30.09.1990.  14.7.   It is further noted that on the request made on behalf of the successful candidate,   several   letters   were   addressed   by   the   Principal   of   St.   Paul School,   Rampur   to   the   Regional   Officer,   Central   Board   of   Secondary Education,   Allahabad   requesting   for   permission   to   correct   the   date   of birth of the successful candidate. Further, the said permission was not granted and on 30.10.2017, a letter was addressed to the mother of the successful  candidate – DW­5  stating  that  the  matter  was twenty  years’ old and it  was not  possible  for   the  school  to  trace the  required  details. This   would  imply   that   the   school   records  continue   to   show   the   date   of birth   of   the   successful   candidate   as   01.01.1993   and   on   that   basis   the other   educational   records   of   the   successful   candidate   also   indicate   his date   of   birth   as   01.01.1993.   On   perusal   of   the   application   seeking passport   application   form   submitted   by   the   successful   candidate,   it   is noted that his date of birth and place of birth have been mentioned as 01.01.1993   and   at   Rampur.   Further,   two   references   given   by   him   are Rafi   Raja   Khan   and   Rizwan   Mohammad   Khan   also   residing   at   Ghair Meer   Baaz   Khan,   Jail   Road,   Rampur.   The   permanent   residential address   details   of   the   successful   candidate   were   also   shown   as   Ghair Meer   Baaz   Khan,  Jail  Road,   Rampur,  Ganj,   Uttar   Pradesh.   This   would 41 imply   that   in   the   school   records,   the   date   of   birth   of   the   appellant continues to be 01.01.1993 and his place of birth as Rampur. 14.8.   But since DW­7 in his request made to the C.B.S.E. relied on the entry made   in   the   register   of   birth   and   death   and   the   Birth   Certificate provided   by   the   Hospital,   it   is   necessary   to   examine   whether   the   said register and the hospital records were genuine and can be relied upon. Accordingly, such questions are examined in the following section of the analysis. iii)     Re: Whether the Birth Certificate bearing Registration No. NNLKO­B­ 2015­292611   issued   on   21.01.2015   by   the   Nagar   Nigam,   Lucknow, was a valid piece of evidence?      15.       To   ascertain   the   validity   of   the   birth   certificate   bearing   Registration   No. NNLKO­B­2015­292611   issued   on   21.01.2015   by   the   Nagar   Nigam,   Lucknow, the   High   Court   placed   reliance   on   the   following   documents:   a)   (Ex.   R­12   A­ 96/1­5), b) (Ex. R­12 A­96/3), c) (Ex. 12 Paper No. A­96/4­5) 15.1.  On   perusal   of   the   aforesaid   documents   and   the   original   hospital   file relating   to  the issuance   of  birth certificate  of  the  successful  candidate, produced   by   DW­2,   it   is   observed   that   the   file   merely   contained   an application and an affidavit (Ex. R­12 A­96/1­5) dated 17.01.2015 made by   the   successful   candidate’s   mother   to   the   City   Health   Officer,   Nagar Nigam, Lucknow, for the issuance of a birth certificate and a computer 42 generated   sheet   (Ex.   R­12   A­96/3)   which   contained   particulars   of registration of birth of the successful candidate. 15.2.   The High Court further noted that the birth register (Ex. 12 Paper No. A­ 96/4­5)   adduced   by   DW­2   was   neither   authenticated   nor   certified   by any   competent   officer   and   was   not   even   paginated.   That   DW­2   in   her cross­examination had admitted that the Birth Register was maintained by a clerk  and was not in the prescribed  format as per the mandate of the 1969 Act, and the same had not been authenticated or verified by a competent   official.   Further,   the   Birth   Register   was   not   paginated   and the   entry   of   the   name   of   the   successful   candidate’s   mother   was   not made in a chronological order. DW­2 further testified that the Birth List maintained by the hospital, on the basis of which birth entry is made in the birth register maintained by the municipality, was not available. On the   basis   of   the   afore­stated   oral   and   documentary   evidence,   the   High Court   held   that   the   Birth   Register   (Ex.   12   Paper   No.   A­96/4­5)   was   a clear   case   of   manipulation   and   interpolation,   as   the   entry   of   the successful candidate’s date of birth and name was inserted in the small space   at   the   bottom   of   the   page   showing   it   to   have   been   made   on 30.09.1990.   It   was   also   noted   that   the   successful   candidate’s   entry   in the   Birth   Register   did   not   bear   any   signature   or   an   order   of   any authority   of   the   Nagar   Nigam,   Lucknow,   or   the   Sub­Divisional Magistrate;   the   High   Court,   therefore   held   that   the   entry   of   the 43 successful candidate’s name was not made on 30.09.1990 and that the said entry was an interpolation. 15.3.   The   High   Court,   on   perusal   of   the   affidavit   (Ex.   R­12   A­96/1­5)   dated 17.01.2015   made   by   Dr.   Tazeen   Fatima   (DW­5),   mother   of   the successful   candidate   while   seeking   issuance   of   the   duplicate   birth certificate,   held   that   the   successful   candidate’s   mother   in   the   said affidavit   had   concealed   the   fact   that   another   Birth   Certificate   (Ex.   P­3 Paper   No.   A­80/1)   issued   by   the   Nagar   Palika   Parishad,   Rampur, existed and was subsequently cancelled on 30.01.2015.  15.4.  It is further observed that the mother of the successful candidate made an application to the City Health Officer, Nagar Nigam, Lucknow, for the issuance   of   the   birth   certificate   on   17.01.2015,   after   twenty­five   (25) years   of   the   birth   of   the   successful   candidate   and   the   same   was endorsed   by   an   officer   of   the   Nagar   Nigam,   Lucknow,   on   19.01.2015 and immediately thereafter i.e. two days later, a certificate was issued to the   successful   candidate   on   21.01.2015.   That   the   birth   certificate   was issued  without   following  the  mandatory  provisions   of  Section  13  of  the 1969   Act.     Also   Rule   9   of   the   U.P.   Registration   of   the   Birth   and   Death Rules, 2002 and Section 13(3) of the 1969 Act, provided that any birth or   death   which   had   not   been   registered   within   one   year   of   its occurrence, shall be registered only on an order made by a Magistrate of First Class or a Presidency  Magistrate after verifying  the correctness of 44 the birth or death and upon payment of the prescribed fee. Rule 9(3) of the U.P. Registration of the Birth and Death Rules, 2002, provided that any birth or death which had not been registered within one year of its occurrence,   shall   be   registered   only   on   an  order   of   the   Sub­  Divisional Magistrate and after payment of a late fee of Rs. 10/­.  I am therefore of the view that, the Nagar Nigam, Lucknow, had no jurisdiction to register the   birth   of   the   successful   candidate   after   twenty­five   years   from   the date   on   which   he   was   stated   to   be   born   by   the   issuance   of   the   Birth Certificate   on   21.01.2015   (Ex.   P­2   Paper   No.   A­63/1)  without   an   order of the Sub­Divisional Magistrate as required under  Section 13(3)  of the 1969   Act,  read  with  Rule  9(3)   of  the  U.P.   Registration  of   the   Birth  and Death   Rules,   2002.   In  fine,   it   is   held   that   the   birth   certificate   (Ex.   P­2 Paper No. A­63/1) issued by the Nagar Nigam, Lucknow, on 21.01.2015 was null and void.  15.5.   From   the   impugned   judgment,   it   is   further   noted   that   the   entry   with respect to the successful candidate’s date of birth in the Birth Register, showing it to be 30.09.1990,  was inserted in all probability in the year 2015. The High Court took note of the fact that the birth certificate was issued to the successful candidate on 21.01.2015  by the Nagar Nigam, Lucknow, and at that time, the father of the successful candidate was a Cabinet   Minister   of   the   Department   of   Urban   Development   and   Local Bodies   and   the   Nagar   Nigam,   Lucknow,   came   under   his   Ministry.   The 45 High Court was therefore of the view that the entry in the birth register was a result of undue pressure on authorities by the interested parties and   was   clearly   manipulated.   The   High   Court   therefore,   held   that   the evidence   adduced   by   Dr.   Tazeen   Fatima   (DW­5),   mother   of   the successful   candidate   and   by   DW­10­   the   successful   candidate,   was false and wholly untrustworthy.  15.6.     In   order   to   ascertain   the   validity   of   the   Birth   Certificate   bearing Registration   No.   NNLKO­B­2015­292611   issued   on   21.01.2015   by   the Nagar   Nigam,   Lucknow,   regard   must   be   had   to   the   request   letter addressed   by   the   mother   of   the   successful   candidate   ­   DW­5   –   Tazeen Fatima   dated   19.01.2015   to   the   City   Health   Officer,   Nagar   Nigam, Lucknow,   for   the   issuance   of   a   birth   certificate   to   the   successful candidate   and   the   copy   of   the   Birth   Register   maintained   by   the   Nagar Nigam,   Lucknow,   in   which   entry   in   the   name   of   the   successful candidate was made on 30.09.1990.    15.7.   DW­2   Dr.   Archana   Dwivedi,   Additional   Principal   Commissioner, Lucknow,  deposed  that as per the Court’s order dated 27.05.2019, she had   brought   the   original   birth   certificate   of   the   successful   candidate issued   on   21.01.2015   and   the   Birth   Record   of   Queen   Mary’s   Hospital from   01.01.1990   to   31.12.1990.   She   admitted   that   the register/hospital’s birth record did not contain page numbers nor had it been   certified   by   any   competent   officer   or   been   attested.   DW­2   placed 46 before   the   Court   the   relevant   entry   in   the   hospital   birth   record   which pertained   to   Tazeen   Fatima’s   delivery   on   30.09.1990.   In   the   course   of cross­examination,   on   being   asked   whether   it   was   necessary   to maintain  the   birth  register   in  the   format   laid   down   in   1969   Act,   DW­2 answered in the affirmative; however, in response to the question as to whether   the   birth   register   produced   by   her   in   Court   was   in   the prescribed   format,   she  answered   in  the   negative.   When  asked   on   what basis   the   entry   was   made   in   the   birth   register   on   30.09.1990   and whether   she   had   brought   any   papers   related   to   it,   DW­2   deposed   that the   entries   in   the   birth   register   were   made   according   to   the   birth   list provided   by  the hospital,  however,  the said list  was  not  available  to be produced before the Court.  15.8.    Answering a question as to, after how many days of making the related entries   in   the   birth   Register,   the   birth   certificate   is   issued,   DW­2 deposed that the birth certificate is issued when an applicant addresses a request letter and the birth is registered immediately after receiving a birth list from the hospital.  15.9.     It   is   noted   that   the   birth   certificate   dated   21.01.2015,   is   said   to   have been issued by the Nagar Nigam, Lucknow, on the strength of the entry made   in   the   birth   register   maintained   by   the   Queen   Mary’s   Hospital, Lucknow,   wherein   it   was   recorded   that   the   successful   candidate’s mother   delivered   a   male   child   on   30.09.1990.   As   per   the   testimony   of 47 DW­2,   entries   in   birth   register   are   made   according   to   the   birth   list provided by the hospital. Therefore, in order to give any finding as to the validity   of   the   birth   certificate   dated   21.01.2015,   issued   by   the   Nagar Nigam, Lucknow, the validity of the antecedent documents, such as the birth register and birth list maintained by the hospital, on the strength of which the birth certificate dated 21.01.2015 was issued, needs to be examined.  15.10.   As   is   evident   from   the   relevant   portion   of   DW­2’s   cross   examination, although   the   birth   register   was   to   be   maintained   in   the   format prescribed in this regard in the 1969 Act, such format was not followed in   the   present   case,   while   recording   the   entry   pertaining   to   the successful   candidate’s   birth   on   30.09.1990.   Further,   while   it   is   stated that such entry was recorded in the birth register on the basis of a birth list   maintained   by   the   hospital,   it   is   admitted   that   the   birth   list pertaining   to   the   successful   candidate’s   birth   is   not   available.   This means, the basis of making the entry in the birth register maintained by the municipality was not available.  15.11.   These   facts   are   to   be   further   considered   in   light   of   the   finding   of   the High   Court   to   the   effect   that   the   entry   pertaining   to   the   successful candidate   was   inserted   in   a   small   space   at   the   bottom   of   the   page,   in the birth register, showing it to have been made on 30.09.1990.  48 15.12.     It   is   also   noted   that   in   the   relevant   column   of   the   birth   register,   the successful   candidate   was   recorded   as   a   ‘Hindu’.   This   would   further strengthen   the   case   of   the   election   petitioner   that   the   successful candidate’s  details were  subsequently  added  in a  space  in the register, which originally pertained to some other birth.  15.13.  In light of the aforesaid discussion, I am of the view that no weight can be placed on the birth certificate dated 21.01.2015, issued by the Nagar Nigam,   Lucknow,   which   is   stated   to   be   issued   on   the   strength   of   an entry   made   in   the   birth   register   maintained   by   the   hospital   and   is created   by   manipulation   and   interpolation   in   the   relevant   hospital records. It is therefore held that in the absence of any explanation as to why   the   relevant   birth   list,   forming   the   basis   of   the   entry   in   the   birth register,   was   not   available   to   be   produced   before   the   Court,   no evidentiary   value   can   be   attached   to   the   birth   register.   It   is consequently held that the birth certificate dated 21.01.2015, issued by the Nagar Nigam, Lucknow on the strength of such documents, cannot be held to be a valid document. 15.14.     It is also to be noticed that Birth Certificate showing the date of birth of the successful candidate as 01.01.1993 was still holding the field and valid and thus till the same was cancelled subsequently, the successful candidate   had   two   Birth   Certificates   showing   his   date   of   birth   at   two different  places  and on two different  dates,  namely, one on 01.01.1993 49 at   Rampur   and   another   on   30.09.1990   at   Lucknow   which   clearly indicates that only one Birth Certificate was valid and correct as far as successful   candidate’s   date   of   birth   is   concerned.   In   my   view,   the certificate   showing   the   date   of   birth   of   the   successful   candidate   as 01.01.1993   at   Rampur   is   the   correct   certificate   and   not   the   one subsequently obtained in the year 2015.   15.15. In light of the above discussion, the finding of the High Court as to the invalidity of the birth certificate dated 21.01.2015, issued by the Nagar Nigam, Lucknow, is affirmed. iv) Re:   Proof   of   Birth   on   30.09.1990   on   the   basis   of   entries   in Hospital records and Oral Evidence: 16.  DW­3­Dr.   Uma   Singh,   Senior   Gynaecologist,   Queen   Mary’s   Hospital stated   that   she   had   brought   with   her,   the   relevant   labour   room   register   and operation   theatre   register   (O.T.   Register).   Referring   to   page   no.   225   of   the Labour   register   (M.L.R.)   annual   no.   1826   monthly   no.   257,   she   deposed   that the entry pertained to Dr. Tazeen Fatima, successful candidate’s mother and as per the said entry she delivered a male child on 30.09.1990 at 3:43 a.m.   She also stated that she had signed and issued the duplicate birth certificate dated 21.04.2015   (A­37).     In   answer   to   a   question   as   to   the   authority   which   issues birth   certificates   in   Queen   Mary’s   Hospital,   DW­3   stated   that   duplicate   birth certificates   are   issued   by   the   person   nominated   by   the   Department   Head.   As regards   the   procedure   for   issuance   of   duplicate   birth   certificates,   DW­3 50 deposed that an application requesting for a duplicate birth certificate is to be made to the Chief Medical Superintendent of King George University who would thereafter   forward   the   same   to   the   Department   Head   who   would   issue   the duplicate   certificate.   DW­3   answered   in  the   negative   when   asked   whether   she had   brought   to   the   Court   the   application   forwarded   by   the   Chief   Medical Superintendent  for   the issuance   of  the duplicate  birth  certificate.  While  DW­3 stated   that   it   was   the   responsibility   of   the   Chief   Medical   Superintendent   to inform   the   Municipal   Corporation   about   the   birth   of   a   child,   she   stated   that she was unable to confidently say whether the information of the children born on 30.09.1990 was sent to the Municipal Corporation.  16.1. Referring to the relevant entry in page No. 174 of emergency O.T. register Annual No. 5097 and monthly no. 512, DW­3 was asked whether there was any overwriting on it and she answered in the affirmative. On being questioned whether the entries made in page no. 225 of M.L.R. register matched the entries made in the pages of other annual numbers; DW­3 answered that they  ‘do not match totally’ .  16.2.     Replying   to   a   question   as   to   whether,   as   per   the   hospital   record presented  before the Court it could be said that a male child was born in   the   hospital   on   30.09.1990,   DW­3   stated   that   the   register   affirms that   ‘related lady’   gave birth to a male child on 30.09.1990. However, DW­3   answered   in   the   ‘negative’   when   questioned   as   to   whether   she 51 could definitely  say  that  the male  child  born on  30.09.1990   as  per  the register brought by her was the successful candidate.  16.3.   A question was put to DW­3 by the High Court as to whether, the E.O.T. and   M.L.R.   registers   which   DW­3   brought   with   her   were   attested   or signed by any Officer  or Department Head of Queen Mary’s Hospital or King George University  and whether the entries in the said registers or any   page   was   signed   or   counter­signed   by   any   Officer   or   Department Head   of   the   Hospital   and   whether   the   registers   were   authenticated   by any Officer  or Department Head. DW­3 deposed that both the registers were not authenticated by any Officer of Queen Mary’s Hospital or King George   University   and   were   not   attested.   DW­3   deposed   that   she   had neither   made   the   relevant   entries   in   the   register   nor   had   she   signed them. On being asked as to on what basis she could say that the entries in the register were genuine given that the same were neither made nor signed by her, DW­3 stated that she had stated that they were genuine on an understanding of the working procedure of the hospital.  16.4.  On a consideration of the aforesaid documentary evidence in light of the depositions of DW­3, the High Court observed that Page No. 174 of the E.O.T. Register  of Queen Mary’s Hospital, Lucknow, (Ex. R­4 Paper No. A­100/1­2)   containing   entries   of   the   admission   of   patients   on 29.09.1990, which showed that the mother of the successful candidate, Tazeen   Fatima,   was   admitted   in   the   hospital   and   gave   birth   to   a   male 52 child,   was   not   trustworthy   as   contents   had   been   struck   out   and   there was overwriting on the name of “Tazeen Fatima” on the relevant page of the   E.O.T.   Register.   That   the   entries   made   in   Column   13   and   Column 16 did not contain material particulars as shown in entries on the same page pertaining to other patients. The High Court also noticed  that the entry  in  the  relevant  page of  the  E.O.T  register   did not  match  with the entries   in   Page   No.   225   of   the   M.L.R.   Register   (Ex.   R­5   Paper   No.   A­ 101/1­2).   That   there   was   overwriting   on   the   name   of   “Mrs.   Tazeen Fatima”   on   the   relevant   page   of   the   M.L.R.   Register   and   that   the relevant   page   of   the   M.L.R.   Register   did   not   contain   the   date   of admission and registration number. The High Court also observed that the   period   of   pregnancy   was   recorded   in   the   M.L.R.   as   38   weeks   as against the period of 32 weeks recorded in the E.O.T  register. That the entry   in   the   E.O.T.   register   was   made   in   the   name   of   one   “Tazeen Fatima”   while   in   the   M.L.R.   register   it   was   made   in   the   name   of   “Mrs. Tazeen   Fatima”   and   the   same   was   in   a   different   hand   writing   and   a different pen was used as compared to other particulars. 16.5.   It was further noted that the fact that the contents were scored out and overwritten in the above­mentioned registers was admitted by DW­3­Dr. Uma   Singh,   Sr.   Gynaecologist,   Queen   Mary’s   Hospital,   (Department   of Obst. & Gyno.) in her oral evidence dated 31.07.2019.  53 16.6.     From   the   deposition   of   DW­3­Dr.   Uma   Singh,   it   is   noted   that   she   had stated   that   the   aforesaid   two   registers   were   neither   authenticated   nor signed   by   any   officer   or   doctor   of   the   hospital   and   that   the   entry pertaining to the birth on 30.09.1990 was not signed by her. DW­3 had further   deposed   that   she   could   not   say   whether   the   child   born   on 30.09.1990   as   mentioned   in   the   above   registers   was   the   appellant herein. DW­3 further deposed that it was the responsibility of the Chief Medical   Superintendent   to   give   information   pertaining   to   the   births   to the   Nagar   Nigam,   Lucknow,   and   that   she   was   never   given   this responsibility   and   that   there   was   no   post   of   Chief   Medical Superintendent   in   the   hospital.   Further,   DW­3   stated   that   the   above­ mentioned   registers   were   maintained   by   a   clerk,   and   the   concerned clerk was not produced by the successful candidate to prove the alleged entries made in the above­mentioned registers. Further, DW­3­Dr. Uma Singh   could   not   produce   the   application   made   by   the   mother   of   the successful   candidate,   to   her,   for   the   issuance   of   a   duplicate   birth certificate. 16.7.   More   significantly,   DW­3   who   is   said   to   have   delivered   the   successful candidate on 30.09.1990 could not categorically say that the male child that   she   delivered   was   indeed   the   successful   candidate.   Thus,   there   is no clinching evidence in this regard despite the documents sought to be produced, which in any case have not been rightly believed by the High 54 Court  owing  to  overwriting,  interpolation  etc.  and  DW­3  not   being  able to categorically state that successful candidate was delivered by her on 30.09.1990.   Therefore,   in   my   view   the   evidence   of   DW­3   does   not,   in any way further the case of the successful candidate.  16.8.   DW­4,   Dr.   Vineeta   Das   is   stated   to   be   the   doctor   who   issued   the Duplicate Birth Certificate on 21.04.2015.  Referring  to Document  A­37 (Duplicate   Birth   Certificate   issued   on   21.04.2015)   DW­4   was   asked whether   the   same   had   been   signed   by   her,   she   answered   in   the affirmative. As to the contents of Document A­37, DW­4 deposed that it was a duplicate birth certificate which was issued on 21.04.2015 by the Gynaecology   Department   of   the   hospital   she   worked   at.     DW­4   further deposed   that   in   the   first   column,   it   had   been   recorded   that   the   birth certificate pertained to the baby of Tazeen Fatima, the sex and caste of the   child   i.e.,   Male   and   Muslim,   were   also   recorded;   in   the   second column the name of the mother, Smt. Tazeen Fatima was written and in the   third   column;   father’s   name   i.e.,   Mohd.   Azam   Khan   was   written; and   in   the   fourth   column,   the   grandfather’s   name   was   written.   DW­4 deposed   that   in   the   next   line,   the   date   and   time   of   delivery   i.e., 30.09.1990 at 3:43 a.m. were mentioned.  16.9.     On   being   questioned   as   to   the   procedure   that   is   followed   for   issuing   a duplicate   birth   certificate,   DW­4   stated   that   the   Chief   Medical Superintendent,   King   George   Medical   University   sends   a   letter   to   the 55 Head of Department who in turn appoints a Medical Consultant for the issuance   of   duplicate   birth   certificates   and   after   that   the   clerk   makes the   duplicate   birth   certificate   which   has   to   be   signed   by   the   Head   of Department.  16.10.   On   being   questioned   whether   the   entries   made   in   Page   no.   174   of Manual No. 5097 were made by her, DW­4 answered in the negative. 16.11. On appreciating the above statements in light of the documents referred to   above,   it   is   noted   that   DW­4   in   her   cross­examination   had   deposed that   birth   certificate   was   issued   in   the   instant   case   on   an   application received   by   the   Chief   Medical   Superintendent   but   she   could   not   name the   medical   consultant   nominated   to   prepare   the   duplicate   birth certificate nor could she produce any document relating thereto.  16.12. The High Court observed that the entries in the E.O.T. register (Ex. R­4 Paper   No.   A100/1­2)   and   in   the   M.L.R.   register   (Ex.   R­5   Paper   No. A101/1­2)   could   not   be   proved   to   be   genuine   by   the   successful candidate and that he failed to establish that he was the child born on 30.09.1990, as recorded in the aforesaid registers.  16.13.   The   High   Court   therefore   rightly   held   that   the   successful   candidate could   not   prove   that   he   was   born   on   30.09.1990   at   Lucknow   and   the evidence   adduced   by   the   mother   of   the   successful   candidate   (DW­5) regarding   the   alleged   birth   on   30.09.1990   could   not   be   relied   upon   in the absence of other corroborative evidence.  56 16.14.   In   furtherance   of   the   RTI   application   dated   31.08.2017,   filed   by   the successful   candidate   (during   the   pendency   of   the   Election   Petition before the High Court) seeking information as to his date of birth, DW­ 4­   Dr.   Vineeta   Das   issued   a   letter   (Ex.   R­9   Paper   No.   A42/3)   dated 12.09.2017,   to   the   Public   Information   Officer/Chief   Medical Superintendent   of   King   George   Medical   University,   Lucknow,   wherein she  had  stated  that  the  successful  candidate was  born on 30.09.1990. Upon   perusal   of   the   letter   dated   12.09.2017,   it   is   observed   that   the correctness of the contents of the said letter was completely lost in view of the fact that in the relevant page of the E.O.T. Register (Ex. R­4 Paper No. A100/1­2) and in the relevant  page of the M.L.R.  Register  (Ex.  R­5 Paper   No.   A101/1­2),   there   was   no   mention   of   the   name   of   the successful candidate. Thus, the birth of the successful candidate (dated 30.09.1990)   could   not   be   related   to   those   entries.   The   High   Court further   observed   that   DW­4   in   her   cross­examination   had   stated   that she   was   neither   related   to  the   delivery   of   the   successful   candidate   nor had   she   made   the   entries   in   the   E.O.T.   Register.   The   High   Court therefore   observed   that,   without   there   being   any   record   present   with DW­4, it was wrong on her part to certify that the successful candidate was born on 30.09.1990 in Queen Mary’s Hospital, Lucknow. 16.15.   Based   on   the   above   reasoning,   the   High   Court   was   rightly   of   the   view that   the   evidence   given   by   DW­3­   Dr.   Uma   Singh   and   DW­10­   the 57 successful   candidate   could   not   establish   that   he   was   born   on 30.09.1990 in Queen Mary’s Hospital, Lucknow. 16.16.   It   is   obvious   on   a   perusal   of   the   E.O.T.   and   M.L.R.   registers   that   the same   are   riddled   with   discrepancies,   over­writing   and   factual inaccuracies.   A   glaring   discrepancy,   which   would   have   a   material bearing   on   the   successful   candidate’s   case   is   that   the   period   of pregnancy recorded in the M.L.R. register was recorded as 38 weeks as against the period of 32 weeks recorded in the E.O.T register. It is also noted that in the M.L.R. register, Mrs. Tazeen Fatima’s name alone has been written in a different handwriting and different ink as compared to the rest of the particulars pertaining to such entry. This would indicate that   the   name   of   the   successful   candidate’s   mother   was   entered   and adjusted   into   the   available   space,   and   corresponding   to   particulars, which pertained to some other patient in the Registers.  16.17. While DW­3 has deposed that the duplicate birth certificate was issued after the application was made by the successful candidate’s mother to the Chief Medical Superintendent of King George University, requesting for   it   which   was   forwarded   to   the   department   head   of   the   concerned hospital,   but   D.W.3   could   not   produce   the   forwarding   letter.   No   effort was   made   by   the   successful   candidate   to   produce   the   same   by procuring it by way of making an R.T.I. application. Therefore, I am not convinced   that   the   due   procedure   was   followed   before   issuing   the 58 duplicate   birth   certificate   dated   21.04.2015.   In   fact,   when   enquired about   the   original   birth   certificate   of   the   duplicate   certificate   of   the successful candidate, there was no answer given. 16.18.   Having   already   noted   that   the   entries   pertaining   to   the   birth   of   the successful   candidate,   in   the   E.O.T.   and   M.L.R.   registers   were   mired with   discrepancies,   over­writing   and   factual   inaccuracies,   I   am   unable to   ignore   the   same,   especially   since   both   such   registers   were   not authenticated   by   any   Officer   of   Queen   Mary’s   Hospital   or   King   George University   and   were   not   attested.   By   DW­3’s   own   admission,   the   only basis on which she was stating that the relevant entries in the registers were   genuine   was   on   her   understanding   of   the   working   procedures   of the   hospital.   This   does   not   inspire   much   confidence   as   to   the genuineness of the entries made in the registers, which   ex facie   appear to be manipulated.  16.19.  Further, it is noted from the Labour Room Register that the doctor who attended   DW­5­the   mother   of   the   successful   candidate   at   the   Queen Mary’s Hospital was Prof. (Dr.) A. Harish and not Dr. Uma Singh. Dr. A. Harish has not been examined in the matter. 16.20.   I,  therefore,   am   not   inclined   to  place   much   weight   on   the   testimony   of DW­4,   as   she   had   not   made   the   entries   in   the   E.O.T.   Register. Therefore, her statements are not persuasive.  59 I, therefore, affirm the findings and decision of the High Court   qua this issue also.  v) Re: Medical Examination Report of the successful candidate:  17.       The   High   Court   did   not   accept   the   report   of   the   ossification   test,   as conclusive   proof   of   the   successful   candidate’s   age   as   the   same   could   not   be proved by DW­8, Dr. Satbir Singh Ken, Radiologist, District Hospital, Rampur, who was a part of the Medical Board that determined the age of the successful candidate   to   be   26   years.   The   High   Court   based   its   decision   on   the   fact   that DW­8   could   not   produce   the   original   medical   report   or   the   records   pertaining thereto. It was also observed that a bone ossification test would always have to be considered having regard to the fact that the results thereof could differ, by up to two years from the actual age of the person tested,   vide   Mukarrab and others vs. State of U.P. (2017) 2 SCC 210.  17.1.       In this background, it may also be noted that DW­8 deposed that in his opinion, there could be a difference  of one year between the actual age of   the   successful   candidate   and   the   age   suggested   in   the   report   of   the bone ossification test. That on being asked whether it was correct to say that bone ossification tests could not tell the correct age, DW­8 refused to make any comment and stated that he was only a radiologist and had given only the X­Ray report.  60 17.2.   The aforesaid statements would have to be considered in light of the law relating   to   the   evidentiary   value   of   a   bone   ossification   test.   This   Court has,   in   Mukarrab   (supra) ,   declared   that   an   ossification   test   could   not be  solely  relied   upon  as conclusive  proof   of  age  and  the  said  test  is  by no means an infallible or accurate test to determine the correct number of   years   of   a   person’s   life.   The   general   rule   for   determining   the   age   is that it can vary plus or minus two years and that the date of birth of a person is to be determined on the basis of the material on record and on appreciation   of   evidence   adduced   by   parties.   It   has   therefore   been authoritatively laid down by this Court that the report of an ossification test can, at most, be used to corroborate other relevant evidences, oral or documentary. Even so, relying on the aforesaid case, the High Court had   rightly   observed   that   if   the   margin   factor   of   (plus   or   minus)   two years   is   applied   to   the   case   of   the   successful   candidate,   it   could   also mean that in the year 2017 the age of the successful candidate was 24 years which would indicate that he was born in the year 1993. 17.3.  In that background, I am of the view that the medical examination report of   the   successful   candidate   dated   27.01.2017   based   on   an   ossification test conducted, wherein his age was recorded  to be twenty­six years at the relevant time, cannot be accepted as conclusive proof of his age and the   same   would   not   hold   any   water.   This   is   especially   so   when   other documents   such   as   matriculation   certificate,   date   of   birth   certificate 61 issued   by   the   Nagar   Palika   Parishad,   Rampur   and   passports,   which have been acknowledged by this Court on various occasions to serve as proof   of   date   of   birth   are   in   fact   available   in   the   instant   case   but   the date of birth recorded in the said documents is contrary to the result of the   ossification   test.   While   I   may   have   been   inclined   to   place   some weight   on   the   result   of   the   ossification   test,   in   case   other   documents which   would   serve   as   proof   of   age   were   not   available,   I   am   unable   to accept   the   same   in   the   instant   case.   This   is   because   other   documents which   would   serve   as   proof   of   age   are   available   and   the   date   of   birth recorded in such documents is contrary to the result of the ossification test. Therefore, I affirm the findings and decision of the High Court   qua this issue also.  vi) Re:   Declaration   of   the   successful   candidate’s   mother   while submitting the G.I.S. Nomination Form : 18.     This   issue   pertains   to   the   evidentiary   value   of   the   contents   of   the   G.I.S. (Group Insurance Scheme) nomination form which formed a part of the Service Book   (Ex.   R­11   Paper   No.   A95/1­34)   of   the   successful   candidate’s   mother, which   is  relied   upon  by   the  successful   candidate.   In  Paper   No.  A95/25   of   the said   Service   Book   is   the   G.I.S.   Nomination   Form   of   the   mother   of   the successful   candidate,   which   records,   inter­alia ,   that   on   26.04.2001,   she   had nominated   the   appellant­successful   candidate   and   two   other   family   members under   the   Group   Insurance   Scheme   by   stating   their   respective   age   as   on   the 62 aforesaid date. In the said form, the age of the successful candidate is stated as eight years as on 26.04.2001.  18.1.  The High Court observed that DW­1­ Dr. Shailendra K. Tiwari, Assistant Director   of   Higher   Education,   Prayagraj,   U.P.,   brought   the   successful candidate’s mother’s Service Book (Ex. R­11 A95/1­34) which contained the   G.I.S.   (Group   Insurance   Scheme)   Nomination   Form   (Ex.   R­11 A95/25) which was signed by the mother of the successful candidate on 26.04.2001.   The   High   Court   concluded   that   the   successful   candidate was born in the year 1993. 18.2.   The   High   Court   further   observed   that   the   election   petitioner   had specifically   raised   this   argument   in   paragraph   12   (iii)   of   the   Election Petition and yet, the successful candidate did not make any averment in this   regard   so   as   to   explain   the   detail   entered   as   such   in   the   G.I.S. nomination form. 18.3.     The   G.I.S.   Nomination   Form   (Ex.   R­11   Paper   No.   A95/25)   showed   that the   successful   candidate   was   only   eight   years   old   in   the   year   2001, which   would   imply   that   he   was   born   in   the   year   1993.   Further,   such admission on the part of DW­5­Tazeen Fatima at an undisputed point of time would have to be considered as conclusive proof of the fact that the successful candidate was born in the year 1993 and was therefore eight years old in April, 2001 in the absence of any explanation to resile from the   said   admission.   The   said   G.I.S   Form   was   adduced   as   evidence   by 63 none   other   than   the   successful   candidate   and   was   also   referred   to   by DW­5–Tazeen   Fatima   in   her   cross­examination.   However,   she   did   not offer   any   explanation   about   the   entry   as   to   the   successful   candidate’s age   in   the   said   form   and   had   not   disputed   the  said   G.I.S.   Form   which was a part of her Service Book. The successful candidate, having relied on DW­5’s Service Book, of which the G.I.S. form is a part, cannot now seek to rely on the same selectively, i.e., on only those details entered in the  Service  Book/G.I.S.   form   which   would   potentially  support   his   case while   resiling   or   disregarding   as   irrelevant   any   entry   or   detail   therein which would have an adverse impact on his case.  18.4.     This   Court   has   held   in   P.C.   Purushothama   Reddiar   vs.   S.   Perumal (1972) 1 SCC 9  that once a document is properly admitted by the party producing   the   said   document,   the   contents   of   that   document   are   also admitted in evidence and no further evidence would have to be let in by the   party   relying   on   such   admission   to   establish   the   fact   so   admitted aliunde .  18.5.     The   said   G.I.S.   Form   was   adduced   as   evidence   at   the   behest   of   the successful candidate and the contents of the same were proved by DW­ 1­Dr.   Shailendra   K.   Tiwari   and   were   not   disputed   by   DW­5­Tazeen Fatima.   Therefore,   the   successful   candidate   cannot   now   be   allowed   to selectively admit the contents of the same. No attempt was made by the successful   candidate   to   resile   from   the   said   admission   by   offering   any 64 explanation   as   to   why   reliance   could   not   be   placed   on   the   said document when the successful candidate himself was relying on it. 18.6.     I,   therefore,   affirm   the   findings   of   the   High   Court   that   the   G.I.S. Nomination   Form   (Ex.   R­11   Paper   No.   A95/25)   came   into   existence   at an undisputed point of time and is a piece of evidence which proves that the successful candidate was born in the year 1993. vii) Re: Aadhar Card, Voter I.D. Card and Driving License: 19.       This   issue   pertains   to   the   effect   of   the   following   documents   of   identity, wherein   the   successful   candidate’s   date   of   birth   has   been   recorded   as 30.09.1990, namely, copy of Aadhar Card, driving licence and Voter ID Card of the   appellant­successful   candidate.   Strong   reliance   has   been   placed   on   the above­listed   documents   to   contend   that   the   date   of   birth   recorded   therein   is 30.09.1990,   which   is   in   accordance   with   the   date   of   birth   reflected   in   the duplicate birth certificates issued by the Queen Mary’s Hospital, Lucknow, and the Nagar Nigam, Lucknow, on 21.04.2015 and 21.01.2015, respectively.  19.1.     The   High   Court,   on   perusal   of   the   successful   candidate’s   Aadhar   Card (Ex. P­2 Paper  No. A­66/1), Driving License (Ex. P­2 Paper No. A­67/1) and   Voter   I.D.   Card   (Ex.   P­2   Paper   No.   A­68/1)   held   that   the   above­ mentioned documents are not evidence of date of birth of the successful candidate. It was of the view that the date of birth in the Driving License was   corrected   subsequently   and   that   the   Aadhar   Card   dated 07.03.2015   and   the   Voter   I.D.   Card   dated   18.07.2016   were   issued   on 65 the   basis   of   the   date   of   birth   mentioned   in   the   birth   certificate   dated 21.01.2015 issued by the Nagar Nigam, Lucknow, which had been held to be null and void.  Reliance  was placed on a judgment of its Court in Smt.   Parvati   Kumari   and   Ors.   vs.   State   of   U.P.   Thru.   Principal Secretary   Home   &   Ors.   (Misc.   Bench   No.   13419   of   2018)   to   hold that Aadhar card is a means of identity and not a proof of date of birth. The High Court therefore, held that the above­mentioned documents did not   conclusively   establish   that   the   successful   candidate   was   above twenty­five years of age on the date of filing his nomination papers or on the   date   of   declaration   of   result   of   the   legislative   assembly   election   in question. 19.2.  I am inclined to affirm the findings of the High Court  qua  this issue also. It is observed so,   in light of the fact that the Aadhar card was issued on 07.03.2015,   on   the   basis   of   the   duplicate   birth   certificate   dated 21.01.2015.   Having   held   that   the   duplicate   birth   certificate   dated 21.01.2015 does not establish the date of birth of successful candidate as   30.09.1990   and   that   the   same   was   issued   under   circumstances which   are   suggestive   of   manipulation   and   interpolation   of   the   hospital records, I am of the opinion that the Aadhar card which was issued on 07.03.2015   would   also   not   have   any   evidentiary   value   in   so   far   as successful   candidates’   date   of   birth   is   concerned.   Further,   the   driver’s licence and voter ID of the successful candidate herein, which were also 66 issued on the strength of the duplicate certificates issued by the Queen Mary’s   Hospital,   Lucknow,   and   the   Nagar   Nigam,   Lucknow,   on 21.04.2015   and   21.01.2015,   respectively,   would   not   serve   as   proof   of the   successful   candidate’s   date   of   birth,   having   regard   to   the observations   in   the   preceding   paragraphs   of   the   discussion   as   to   the proof of the date of birth of the successful candidate being 30.09.1990. 19.3.       It   is   observed   that   all   these   documents   were   secured   post   2015,   at which   time   the   successful   candidate   started   taking   active   part   in politics.   I,   therefore,   am   inclined   to   observe   that   the   said   documents were obtained, merely as a means to corroborate the false claims of the successful candidate as to his date of birth and hence are not worthy of consideration   as   corroborative   evidence   for   the   purpose   of   proving   the date of birth of the successful candidate.  20.      I shall now discuss the judgments cited on behalf of the appellant: a) In   Brij   Mohan   Singh   vs.   Priya   Brat   Narain   Sinha   (supra) ,   on   an examination of the entire oral and documentary evidence, this Court held that   the   election   petitioner   therein   had   not   been   able   to   prove   that   the successful   candidate   therein   was   below   twenty­five   years   of   age   on   the date   of   filing   of   his   nomination   while   the   appellant   himself   also   was   not able to show that he was at least twenty­five years of age on that date. It was   observed   that   the   burden   of   proving   the   age   was   on   the   election 67 petitioner   and   when   the   said   burden   was   not   discharged,   the   election petition must fail. The   aforesaid   dictum   is   of   no   assistance   to   the   appellant   herein   as the position with respect to the factual matrix is at variance. Although, the election   petitioner   herein   contended   that   the   successful   candidate   was less   than   twenty­five   years   of   age   and   therefore,   was   ineligible   to   contest the   Assembly   election   and   the   election   petitioner   had   the   burden   of proving   the   said   fact   but   the   successful   candidate   took   up   on   himself   to prove   another   fact,   namely,   that   he   was   born   on   30.09.1990   and   not   on 01.01.1993   and   therefore,   was   above   twenty­five   years   of   age.   Thus,   the burden   was   on   the   respective   parties   to   prove   their   respective   cases.   On going through the oral and documentary evidence in this case, I find that the appellant herein has failed to prove that he was born on 30.09.1990 in spite   of   letting   in   voluminous   oral   and   documentary   evidence   in   view   of the   discussion   and   findings   arrived   at   by   us.   On   the   other   hand,   the evidence   let   in   by   the   respondent­election   petitioner,   when   juxtaposed   to the   pertinent   admissions   let   in   by   the   appellant   herein,   has,   in   my   view, enabled   the   respondent   herein   to   prove   his   case   before   the   High   Court. The   reasoning   and  conclusion   of  the  High  Court   in  my   view   is  thus,   just and   proper   on   the   appreciation   of   the   evidence   on   record   in   the   instant case. 68 b) In  Birad Mal Singhvi Singh vs. Anand Purohit (supra) , the question as regards   the   age   of   two   candidates,   namely,   Hukmi   Chand   and   Suraj Prakash   Joshi   was   under   consideration.   The   election   petitioner   therein had   examined,   inter   alia,   PW­3   and   PW­5,   being   the   Principal,   New Government   High   Secondary   School,   Jodhpur,   since   1984   and   Deputy Director   (Examination)   Board   of   Secondary   Education,   Rajasthan, respectively. They  produced the scholar’s register (Ex.­P8) and counterfoil of   the   Certificate   of   Board   of   Secondary   Education   (Ex.­P9)   of   Hukmi Chand,   respectively,   and   tabulation   record   of   the   Secondary   School Examination,   1974,   (Ex.­P10).   In  the   documents   at   Ex.­   P9   and   P10,   the date   of   birth   of   Hukmi   Chand   was   recorded   as   13.06.1956.   Similarly, insofar as Suraj Prakash Joshi is concerned, Ex.­P11 being the tabulation record   of   Secondary   School   Examination   of   1977   indicated   his   date   of birth  as  11.03.1959   and   the  counterfoil   of  certificates   and  the  tabulation form recording the same date of birth on the basis of what was mentioned by the candidate in the examination form were produced.  In my view, the aforesaid case would have no relevance insofar as the appellant herein is concerned. No doubt, in the present case also, the fact in   issue   is   with   regard   to   the   date   of   birth   of   the   appellant­successful candidate. While the election petitioner in the instant case stated that it is 01.01.1993   and   he   has   produced   documents   and   let   in   oral   evidence   in support   of   the   same,   the   appellant­successful   candidate   has   stated   that 69 his date of birth is 30.09.1990 and in support of this fact, has tried to let in   both   oral   and   documentary   evidence.   While   considering   the   oral   and documentary   evidence   on   record,   I   find   that   the   appellant   has   failed   to prove   his   case   that   he   was   born   on   30.09.1990.   On   the   other   hand,   the evidence   on   record   in   the   form   of   oral   and   documentary   admissions produced   by   the   appellant   herein   when   juxtaposed   and   appreciated   with the   oral   and   documentary   evidence   of   the   respondent­election   petitioner herein indicates that the appellant has failed to prove that he was born on 30.09.1990   while   the   election   petitioner   has   proved   that   the   appellant herein was born on 01.01.1993. This is because the appellant has not let in evidence to show as to on what basis the birth certificate was issued by the Queen Mary’s Hospital in which the appellant was born, as well as the basis   on   which   the   other   birth   certificate   had   been   issued   by   the   Nagar Nigam, Lucknow. This is because the entries made in the EOT register and MLR have no evidentiary value in the absence of the birth list sent by the hospital to  the  Municipal Corporation which is  the  basis for   registering  a birth   in   the   birth   register   maintained   by   it.   Unless   the   hospital   wherein the  child   was  born   sends   the   birth   list  to  the  Municipal   Corporation,   the issuance   of   birth   certificate   by   it   would   have   no   probative   value.   The duplicate birth certificates issued by Queen Mary’s Hospital and the Nagar Nigam,   Lucknow,   are   de   hors   any   basis   in   the   instant   case.   I   infer   the same   on   perusal   of   the   documentary   and   oral   evidence   discussed   above. 70 Therefore,   the   appellant   herein   has   failed   to   prove   that   he   was   born   on 30.09.1990.  On   the   other   hand,   the   respondent­election   petitioner   has   produced the   relevant   evidence   of   an   undisputed   point   of   time   to   prove   that   the appellant   herein   was   born   on   01.01.1993.   Such   inference   can   be   made from Ex. P­1 to P­4 in which the date of birth of the successful candidate was   shown   as   01.01.1993.     Although,   voluminous   documents   were produced   by   the   appellant   to   contradict   the   same,   the   fact   remains   that Ex   R­11   being   the   copy   of   the   service   book   of   Tazeen   Fatima   Lecturer Political   Science,   mother   of   the   appellant­successful   candidate   it   was categorically stated that the appellant herein was eight years of age in the year   2001   as   per   GIS   nomination   form   submitted   by   her   under   her   own signature on 26.04.2001.  This critical admission made in the service book stating   that   the   appellant   herein   was   eight   years   of   age   in   2001   has   not been explained nor any attempt has been made to contradict or resile from the same.   The factual matrix in the aforesaid case would not apply   vis­à­vis  the case   at   hand   as   the   respondent   herein   produced   certain   documents   in order to prove that the appellant herein was born on 01.01.1993  and the said fact has been proved by producing the relevant oral and documentary evidence. When the said evidence is appreciated in light of the admissions by  the   appellant   herein,  I   find   that  the   appellant   has   failed  to   prove   that 71 he was born on 30.09.1990. In the circumstances, I am of the opinion that the documentary evidence produced by the respondent­election petitioner has   cogent   and   probative   value.   This   is   because   the   said   documents   are consistent   with   the   admitted   documents   of   the   appellant   as   well   as   with the   admissions   made   by   the   appellant   himself   to   the   effect   that,   it   was only in the year 2015 that he found out that the date of birth   mentioned in   his   records   was   shown   to   be   01.01.1993   and   that   he   was   born   in Rampur   and   based   on   the   Birth   Certificate   issued   by   Nagar   Palika Parishad,   Rampur,   he   had   continued   his   affairs   including   travelling overseas   on   passports   and   visas   issued   on   the   basis   of   the   Birth Certificate   issued   by   Nagar   Palika   Parishad,   Rampur,   which   showed   that he was born on 01.01.1993.  Further,   it   was   only   after   the   commencement   of   the   proceedings   in the election  petition and the challenge raised to his date of birth that the appellant made attempts to establish that he was born on 30.09.1990 and hence,   took   steps   to   get   his   educational   record,   passport   and   other documents   of   identity   “rectified”   so   as   to   make   them   consistent   with   his stand as against the election petition. The subsequent alterations made in the   documents   pertaining   to   the   appellant   herein   cannot   have   a   bearing on the case since even according to the appellant it was on the basis of the following   documents,   namely,   his   Class   X   Marksheet,   his   Passport   and Visa   that   the   appellant   herein   was   continuing   with   his   activities   and 72 identified himself with this date of birth as 01.01.1993 till the year 2015. Therefore,   I   am   convinced   that   it   was   only   for   the   purpose   of   contesting the   assembly   elections   which   were   held   in   the   year   2017   and   being conscious   of   the   fact   that   he   could   not   do   so   as   he   was   disqualified   on account   of   being   under   aged,   he   took   steps   to   alter   his   date   of   birth   to 30.09.1990  and  made   attempts to  seek   “duplicate”  birth  certificates  from the   Nagar   Nigam,   Lucknow   and   Queen   Mary’s   Hospital,   Lucknow.   Till then, the appellant herein was conscious of the fact that his date of birth in   his   educational   and   other   records   was   01.01.1993   and   he   used   those documents   for   the   relevant   purposes   that   necessitated   the   usage   of   the said documents.  Another significant point is that until the document at Ex. P­3 Paper No.   A­80/1   was   cancelled,   the   appellant   had   possessed   documents showing two dates of births, one, being 01.01.1993 as having been born in Rampur and the other being 30.09.1990 as having been born in Lucknow. In   the   circumstances,   I   am   of   the   opinion   that   since   the   basis   on   which the birth certificate was issued by the Nagar Nigam, Lucknow  and Queen Mary’s Hospital, Lucknow, is not brought on record in the form of tenable and   probative   oral   and   documentary   evidence,   the   case   of   the   appellant cannot be accepted at all.  By   this,   it   does   not   mean   that   respondent   herein­election   petitioner must   fail.  I   say   so  for   the  reason  that   the  appellant   herein   has  produced 73 material   to   show   that   he   was   eight   years   of   age   in   the   year   2001   (G.I.S. Nomination   Form)   which   is   consistent   with   the   case   of   the   election petitioner who has produced documents indicating the date of birth of the appellant­successful   candidate   as   01.01.1993   and   therefore,   was   not eligible   to   contest   for   the   election   to   the   legislative   assembly   in   the   year 2017. c) The judgment of this Court in  Narender Singh (supra)  is of no assistance to   the   appellant   herein   as   evidence   on   record   does   not   give   rise   to inferences in favour of the appellant herein.  d) The   judgment   of   this   Court   in   Joshna   Gouda   (supra)   is   also distinguishable.   In   the   said   case,   the   controversy   was   with   regard   to   the eligibility   to   contest   for   the   post   of   Sarpanch   under   the   Orissa   Gram Panchayat Act, 1964, it was contended by the first respondent therein that the appellant therein was not eligible to contest as he had not attained the age   of   21   years.   Therefore,   the   Election   Petition   was   filed   to   seek   setting aside   of   the   election   of   the   respondent   therein.   The   appellant   therein contested the Election Petition. In the said case, the question was whether the  appellant   therein  was  born  on   07.07.1985   and  not   on  20.06.1986   as contended   by   the   first   respondent­election   petitioner   therein.   The successful candidate therein had produced Exbs. A to H in support of the fact that she was born on 07.07.1985. The High Court found that Exbs. A and H are voters’ list of the years 2007 and 2008 respectively which were 74 prepared   later   in   point   of   time   to   the   filing   of   the   nomination   papers   in election   in   question   and   they   do   not   reflect   the   date   of   birth   of   the appellant therein. Ex. D being horoscope  was rightly not relied upon. Ex. E   being   a   certificate   of   date   of   birth   issued   under   the   provisions   of   the Registration   of   Births   and   Deaths   Act   showing   the   date   of   birth   of   the appellant   therein   as   07.07.1985   but   such   an   entry   came   to   be   made pursuant   to   an   application   made   by   the   appellant   therein   subsequent   to the   nominations   in   the   election   in   question.   Therefore,   the   High   Court refused  to place any reliance on the said document  also.  This Court held that   the   High   Court   had   rightly   refused   to   believe   those   documents   and the appellant­successful candidate therein had failed to prove her date of birth   as   07.07.1985.   But   that   does   not   automatically   lead   to   the conclusion   that  the  assertion  of  respondent  No.  1  therein   that  the  actual date   of   birth   of   the   appellant   therein   is   20.06.1986   was   proved.   It   was observed by this Court that the burden to prove the fact that the appellant therein was born on 20.06.1986 rested squarely on the election petitioner. In that regard, reliance was placed on Section 101 of the Evidence Act. It was   further   observed   by   placing   reliance   on   Robins   vs.   National   Trust Company 1927 AC 515  which is to the following effect:              “   …   To   assert   that   a   man   who   is   alive   was   born requires no proof. The onus is not on the person making the assertion, because it is self­evident  that he had been born.  But  to assert  that  he  [had  been]  born  on a certain 75 date, if the date is material, requires proof; the onus is on the person making the assertion.” This   Court   held   that   since   the   first   respondent   therein   had   failed   to discharge   the   burden   cast   upon   him,   the   Election   Petition   had   to   fail   on the oral and documentary evidence let in that case. It was held that there was   an   inconsistency   regarding   the   age   of   the   appellant   therein   and particularly   with  reference  to  her  admission   in the  Upper  Primary   School and   hence,   the   appeal   was   allowed   and   the   Election   Petition   was dismissed. The aforesaid judgment is not applicable to the present case as in   the   present   case   there   is   a   clear   and   unambiguous   admission   on   the part   of   the   appellant   through   the   nomination   form   being   part   of   the Service   Book   ­   (Ex).   R­11   paper   No.   A­95/1­34   and   the   document produced   by   the   respondent/election   petitioner   herein.   Those   documents relate   to   the   appellant   herein   and   the   appellant   herein   had   acted   upon those documents until his date of birth was changed to 30.09.1990 in the year   2015.   Thus,   the   judgment   in   Joshna   Gouda   is   of   no   assistance   to the appellant herein. Summary of Conclusions: a) I am of the view  that the appellant­successful candidate was not born on 30.09.1990   and   was   not   twenty­five   years   old   at   the   time   of   filing   the nomination as the appellant has been unable to prove the said fact despite the   voluminous   oral   and   documentary   evidence   provided   on   record.   In fact,  G.I.S.   Nomination   Form   submitted  by   DW­5  at  an  undisputed   point 76 of   time   and   which   is   part   of   her   Service   Book   which   is   adduced   as evidence  at  the behest  of the appellant­successful candidate goes against the   case   of   the   appellant.   The   G.I.S.   Nomination   Form   is   in   consonance with the passports  and visa   issued  by  the concerned  authorities  showing the date of birth of the appellant as 01.01.1993 which have been produced by the election petitioner in support of his case. The issuance of the fresh passport during the pendency of the Election Petition showing the date of birth as 30.09.1990 is of no consequence and cannot be of any assistance to the appellant herein. Similarly,   Class   X   Secondary   School   Examination   Certificate   and Class   XII   Secondary   School   Examination   Certificate   which   indicate   the date   of   birth   of   the   appellant   as   01.01.1993   even   till   date,   are   also   in consonance   with   the   earlier   passports   and   visa   documents   produced   by the respondent­election petitioner herein. In fact, the appellant­successful candidate  had relied   upon  the  educational  certificates  indicating   his  date of birth as 01.01.1993 and his place of birth as Rampur for the purpose of securing his earlier passports and visa. b) Moreover, the stand taken by the successful candidate that all documents pertaining to the Birth Certificate dated 28.06.2012 issued by the office of Nagar   Palika   Parishad,   Rampur,   were   burnt   due   to   a   short   circuit   on 08.05.2015 would suggest that the said birth certificate, wherein the date of   birth  of   the   successful   candidate   was  recorded   as  01.01.1993   came   to be destroyed and later cancelled were under suspicious circumstances. 77 c) Further,   on   a   perusal   of   the   E.O.T.   and   M.L.R.   registers,   I   hold   that   the same  are   mired   with  discrepancies,   over­writing   and   factual   inaccuracies and   the   same   cannot   be   ignored.   I   am,   therefore,   of   the   view   that   no weight can be placed on the birth certificate dated 21.01.2015,  issued by the Nagar Nigam, Lucknow, which is stated to be issued on the strength of an entry made in the birth register maintained by the hospital, which itself is   not   authentic   in   the   absence   of   production   of   the   birth   list   indicating the birth of the appellant  on 30.09.1990,  and is created by  manipulation and interpolation in the hospital records. d) I am not inclined to place any weight on the result of the ossification test as   other   documents   such   as   the   matriculation   certificate,   date   of   birth certificate   issued   by   the   Nagar   Palika   Parishad,   Rampur   and   passports prove   that   the   age   and   the   date   of   birth   recorded   in   such   documents   is contrary to the result of the ossification test. e) It is further held that the Aadhar card,  driver’s licence and voter ID of the appellant­successful candidate herein, which were issued on the strength of   the   duplicate   certificates   issued   by   the   Queen   Mary’s   Hospital, Lucknow,   and   the   Nagar   Nigam,   Lucknow,   on   21.04.2015   and 21.01.2015,   respectively,   are   not   proof   of   the  successful   candidate’s   date of birth as 30.09.1990. It   would   be   apposite   to   refer   to   para   79   of   Sushil   Kumar   vs.   Rakesh Kumar (supra)  which reads as under: “ 79.   The   Election   Tribunal  while   determining   an  issue   of this nature has to bear in mind that Article 173(b) of the 78 Constitution   of   India   provides   for   a   disqualification.   A person cannot be permitted to occupy an office for which he is disqualified  under  the Constitution. The  endeavour of the court therefore should be to see that a disqualified person   should   not   hold   the   office   but   should   not   at   the same   time   unseat   a   person   qualified   therefor.   The   court is required to proceed cautiously in the matter and, thus, while   seeing   that   an   election   of   the   representative   of   the people  is not set aside on flimsy  grounds but would also have   a   duty   to   see   that   the   constitutional   mandate   is fulfilled.” In view of the aforesaid discussion which has been made after taking into consideration   all   the   material   on   record,   I   find   that   the   acceptance   of   the nomination   of   the   appellant­successful   candidate   was   improper.   The   findings of   the   High   Court   in   this   regard   do   not   require   any   interference.   Hence,   the judgment impugned is affirmed and consequently, the appeal is dismissed. The election   of   the   appellant­successful   candidate   herein   to   the   Uttar   Pradesh Legislative   Assembly   from   34­Suar   Constituency,   District   Rampur,   Uttar Pradesh,   is   set   aside.   A   certified   copy   of   this   decision   be   sent   to   Election Commission forthwith. Parties to bear their respective costs. …………… ..…………………J.     (B.V. NAGARATHNA) NEW DELHI 07 th  NOVEMBER, 2022.