/2022 INSC 0970/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NOs. 8261­8262 OF 2022 (Arising out of S.L.P. (Civil) Nos.30849­30850 of 2018) RAVI NAMBOOTHIRI              ...APPELLANT(S)                    Versus K.A. BAIJU & ORS.              ...RESPONDENT(S) J U D G M E N T V. RAMASUBRAMANIAN, J. Leave granted. 2. Aggrieved   by   the   Judgment   passed   by   the   High   Court   of Kerala, confirming an order passed by the Additional District Judge setting aside his election as Councilor of Ward No.5 of Annamanada Gram   Panchayath,   in   the   elections   held   in   November­2015,   the elected candidate has come up with the above appeals. 3. We have heard the learned counsel for the respective parties. 4. The   brief   facts   essential   for   the   disposal   of   the   above   appeals are as follows:­ (i) On   5­11­2015,   elections   to   the   Annamanada   Gram 1 Panchayath   were   held.   Apart   from   others,   the appellant and respondent No.1 contested from Ward No.5. (ii) On 7.11.2015, the appellant was declared as having been elected from Ward No.5. (iii) Respondent   No.1   filed   an   Election   Petition   on   the file   of   the   District   Munsif   Court,   on   4.12.2015 challenging the election of the appellant. (iv) By   a   Judgment   dated   19.11.2016,   the   Election Petition was dismissed by the District Munsif Court, primarily on the ground that there was no prayer in the   Election   Petition   to   declare   the   election   of   the appellant   as   void,   on   the   grounds   stipulated   in Section 102 of the Kerala Panchayat Raj Act.  There was actually a prayer for cancelling the election held on 5.11.2015.   (v) Aggrieved   by   the   dismissal   of   the   Election   Petition, respondent No.1 filed an appeal in the Court of the Additional   District   Judge.   The   appeal   was   allowed by a Judgment dated 18.06.2018 and the election of the   appellant   was   declared   as   void   on   the   ground that   the   appellant   suppressed   in   his   nomination form,   his   involvement   in   a   criminal   case   and   that therefore he had committed a corrupt practice. (vi) Aggrieved   by   the   said   judgment   of   the   District Court,   the   appellant   filed   a   revision   petition   before the High Court. The Revision Petition was dismissed 2 by an Order dated 30.10.2018. The appellant filed a petition for review, but the same was also dismissed by the High Court. Therefore, challenging the order passed in the Revision Petition and the order passed in   the   Review   Petition,   the   appellant   has   come   up with two appeals. 5. The   allegation   that   the   appellant   suppressed   his   involvement in   a   criminal   case   and   thereby   adopted   a   corrupt   practice,   arose under very peculiar circumstances, which are as follows:­ (i) On   the   allegation   that   on   20.09.2006,   a   group   of about   40   persons,   which   included   the   appellant herein,   formed   themselves   into   an   unlawful assembly  and  committed  criminal  trespass into the office   compound   of   the   Annamanada   Gram Panchayath   and   put   up   a   temporary   shed   for conducting   a   dharna ,   22   persons   were   prosecuted before   the   Judicial   First   Class   Magistrate   Court, Chalakudy, for alleged offences under Sections 143, 283   and   447   read   with   Section   149   of   the   Indian Penal   Code.   The   appellant   herein   was   cited   as accused   No.1   and   he   was   also   prosecuted additionally   for   an   offence   under   Section   38   read with Section 52 of the Kerala Police Act. (ii) By   a   Judgment   dated   07.06.2010   passed   in   CC No.1606 of 2006, the trial Court convicted only A­1 3 and   A­2.     The   appellant   herein   who   was   A­1,   was convicted for the offence under Section 143 IPC and sentenced   to   simple   imprisonment   for   a   period   of three months together with a fine of Rs.2000/­.   He was also convicted for the offence under Section 283 and   sentenced   to   pay   a   fine   of   Rs.200/­.   For   the offence   under   Section   447,   the   appellant   was ordered   to   undergo   simple   imprisonment   for   a period   of   one   month   and   also   to   pay   a   fine   of Rs.500/­.   Additionally,   the   appellant   was   convicted for the offence under Section 52 of the Kerala Police Act and sentenced to pay a fine of Rs.200/­. (iii) The appellant as well as A­2 filed a statutory appeal before the Sessions Court, Thrissur. By a Judgment dated   17.01.2012,   the   appeal   was   partly   allowed and   the   conviction   of   the   appellant   for   the  offences under Sections 143, 447 and 283 read with Section 149   IPC   was   set   aside.   However,   the   conviction   of the   appellant   herein   for   the   offence   under   Section 38 read with Section 52 of the Kerala Police Act and the   sentence   of   a   fine   of   Rs.200/­   imposed   upon him, was upheld by the First Appellate Court.  (iv) Since   the   appellant   is   involved   in   active   electoral politics   and   his   conviction   by   the   criminal   Court related to a   dharna   organized by him, the appellant did   not   pursue   the   matter   further   before   the   High 4 Court   against   a   mere   conviction   under   Section   38 read with Section 52 of the Kerala Police Act. (v) However, while filing his nomination in the elections to   the   Panchayat   held   in   November­2015,   the appellant   failed   to   disclose,   in   Form   No.2A,   under Rule   6   of   the   relevant   Rules,   his   conviction   under Section 38 read with Section 52 of the Kerala Police Act, 1961.  Therefore, his election was challenged by respondent No.1 and the matter has now landed up before this Court. 6. In the Kerala Panchayat Raj Act, 1994 (hereinafter referred to as “ the Act ”), an amendment was made in the year 2005, by Act 30 of   2005   with   effect   from   22.08.2005.   One   of   the   amendments introduced by the said Act, was the insertion of sub­section (1A) in Section 52. Section 52 (1A) reads as follows:­ “52. Presentation of nomination paper and requirements for a valid nomination . ­ (1A)   Every   candidate   submitting   nomination   under   sub­ section   (1)   shall  not   be   deemed   to  be   qualified   to  be  elected to   fill   that   post   unless   he   submits,   along   with   such nomination,   the   details   regarding   his   educational qualification,   criminal   cases   in   which   he   is   involved   at the time of submission of nomination,   property owned by him   and   other   members   of   his   family,   liabilities   including arrears   due   from   him   to   any   Public   Sector   Undertaking   or Government   or   Local   Self   Government   Institutions   and whether   disqualifies   for   defection   under   the   Kerala   Local Authorities   (Prohibition   of   Defection)   Act,   1999   in   the   form and manner as may be prescribed." 7. Though the language employed in sub­section (1A) of Section 5 52   mandated   only   the   disclosure   of   the   details   regarding   “ the criminal   cases   in   which   he   is   involved   at   the   time   of submission of nomination ”, the High Court invoked Rule 6 of the Kerala   Panchayat   Raj   (Conduct   of   Election)   Rules,   1995   to   hold that the suppression of any information relating to past conviction may   also   amount   to   suppression   of   “ involvement   in   a   criminal case ”. 8. Rule   6   of   the   Kerala   Panchayat   Raj   (Conduct   of   Election) Rules, 1995 reads as follows:­ “6. Nomination   of   candidates.­   (1)   A   candidate   shall   be nominated   by   means   of   a   nomination   paper   in   Form   No.2 and   on   an   application   in   that   behalf   of   an   elector   in   the electoral   roll   of   any   constituency   of   concerned   Panchayat, the   Returning   Officer   shall   provide   him   Form   NO.   2   free   of cost. (2) Every   candidate shall make and subscribe an oath or affirmation   before   the   Returning   Officer   or   the   person authorized   by   the   State   Election   Commission   in   the   Form specified in the First Schedule of the Act. (2a) Every candidate shall submit before the Returning  officer, the details in form No. 2A along with the nomination  paper. (3) The   Returning   Officer   shall,   immediately   on   receipt   of the   nomination   paper,   number   them   serially   in   the   order   of their   presentation   and   shall   note   the   date   and   time   of   its presentation   in   each   nomination   paper   and   shall   issue   a receipt attached to Form No. 2.” 9. The relevant column of Form No. 2A referred to in Rule 6 reads as follows: “1.   The   following   criminal   cases   are   pending   against   me   for 6 trial   before   the   court/I   have   been   convicted   by   the   court   in criminal cases. a. XXXX (b) Those in which punished (i) Case number  (ii) Name and place of court (iii) Description   of   the   offence   for   which   punishment   was awarded (iv) Sections   of   the   concerned   Act   under   which punishment was awarded (v) Punishment   awarded   (period   of imprisonment/quantum of fine imposed) etc.  (vi) Date of sentence (vii) Details regarding appeal, revision etc. filed against the sentence.” 10. The   reasoning   of   the   High   Court   was   that   any   failure   to disclose the correct information regarding the past conviction by a criminal   court,   would   tantamount   to   suppression   of   information relating   to   “ involvement   in   a   criminal   case ”.     The   High   Court reasoned   (i)   that   insofar   as   elections   to   the   State   Assemblies   and Parliament are concerned, Section 33A of the Representation of the People   Act,   1951   requires   the   disclosure   of   only   those   convictions where a sentence of imprisonment for one year and more had been imposed; and  (ii)  but that the rules framed in Kerala relating to the elections   to   Panchayats   are   more   stringent,   as   they   require   the disclosure of any involvement in any criminal case. The High Court opined   that   the   Court   was   obliged   to   keep   in   mind   the   object   of such   requirement,   in   the   light   of   the   principles   laid   down   by   this 7 Court   in   Union   of   India   vs.   Association   for   Democratic Reforms and Anr. 1   and  People’s Union for Civil Liberties (PUCL) and Anr.  vs.  Union of India and Anr. 2 .   11. Assailing   the   Judgment   of   the   High   Court,   it   was   argued   by Shri   Ragenth   Basant,   learned   counsel   appearing   for   the   appellant that the non­disclosure of the conviction for a petty offence and that too   relating   to   the  holding   of   a   dharna   on  a  political   issue,   cannot be termed as “ undue influence ” within the meaning of Section 120(2) of   the   Act   and   that,   therefore,   the   election   of   the   appellant   ought not to have been declared void on the ground that it was vitiated by corrupt   practice   under   Section   102(1)(b)   of   the   Act.   It   was   also contended   by   the   learned   counsel   that   the   reliance   placed   by   the First   Appellate   Court   on   the   decision   of   this   Court   in Krishnamoorthy   vs.   Sivakumar   &   Ors . 3   was   misplaced. According   to   the   learned   counsel,   the   non­disclosure   of   criminal antecedents   pertaining   to   heinous   or   serious   offences   involving corruption   or   moral   turpitude   alone   would   tantamount   to   corrupt practice. It is also further contended by the learned counsel for the appellant   that   the   requirement   of   a   disclosure   in   terms   of   Section 1 (2002) 5 SCC 294 2    (2003) 4 SCC 399 3 (2015) 3 SCC 467 8 52(1A) relates only to the involvement in a criminal case at the time of   submission   of   the   nomination   and   that   therefore,   the requirement under Rule 6 cannot be read as enlarging the scope of Section  52(1A).  According  to  the  learned  counsel  for  the  appellant, even   the   ground   under   Section   102(1)(ca)   of   the   Act   cannot   be invoked as the same is concerned with a situation where the details furnished   by   the   elected   candidate   were   shown   to   be   fake. Therefore,   the   learned   counsel   contended   that   the   First   Appellate Court and the High Court were completely in error in declaring the election of the appellant to be void. 12. Supporting   the   judgment   of   the   High   Court   it   was   contended by   Shri   P.V.   Surendranath,   learned   senior   counsel   for   respondent No.1   (Election   Petitioner)   that   the   deliberate   suppression   by   the appellant, in the nomination form filed in Form 2A, of his conviction for   a   criminal   offence,   squarely   fell   within   the   definition   of   the expression   “ undue   influence ”   under   Section   120(2)   of   the   Act. According   to   the   learned   senior   counsel   for   respondent   No.1,   the Court   is   obliged   to   keep   in   mind   the   fact   that   Section   33B   of   the Representation   of   the   People   Act,   1951,   was   brought   in   by   the Parliament   to   nullify   the   effect   of   the   decision   in   Association   for 9 Democratic   Reforms   and   Anr   (supra).   But   Section   33B   was declared   unconstitutional   in   People’s   Union   for   Civil   Liberties (supra).   Relying   upon   the   decision   in   Resurgence   India   vs. Election Commission of India and Anr. 4 , it was contended by the learned   senior   counsel   for   respondent   No.1   that   the   filing   of   an affidavit with blank particulars has also been held to be a ground to reject the nomination papers. 13. We   have   carefully   considered   the   rival   contentions.   Before   we proceed   to   consider   the   rival   contentions,   we   must   point   out   that the   case   on   hand   relates   to   an   election   to   the   Panchayat   held   in November­2015. The term of office of the appellant is already over. But   if   the   Judgment   of   the   High   Court   is   found   to   be   correct,   the appellant   might   have   incurred   a   disqualification.   Therefore,   a decision on merits in this case is not a mere academic exercise and hence we have to deal with the rival contentions. 14. To test the correctness of the decision of the High Court, we may have to begin our discussion from Section 102 of the Act. Section 102 of the Act reads as follows:­ “ 102.   Grounds   for   declaring   election   to   be   void .   ­   (1) Subject   to  the   provisions  of  sub­section  (2)   if   the   Court   is   of opinion –  4 (2014) 14 SCC 189 10 (a) that   on   the   date   of   his   election   a   returned   candidate was   not   qualified,   or   was   disqualified,   to   be   chosen   to fill the seat under this Act; or  (b) that   any   corrupt   practice   has   been   committed   by   a returned candidate or his election agent or by any other person with the consent of a returned candidate or his election agent; or  (c) that any nomination has been improperly rejected; or   (ca)   that   the   details   furnished   by   the   elected   candidate under sub­section (1A) of section 52 were fake; or (d) that the result of the election, in so far as it concerns a returned candidate, has been materially affected –  (i)  by the improper acceptance of any nomination, or  (ii)   by   any   corrupt   practice   committed   in   the interests   of   the   returned   candidate   by   an agent other than his election agent; or  (iii)  by the improper reception, refusal or rejection of any vote or the reception of any vote which is void; or  (iv)     by   any   non­compliance  with  the  provisions  of this   Act   or   of   any   rules   or   orders   made thereunder,   the   Court   shall   declare   that   the election of the returned candidate to be void.  (2)   If   in   the   opinion   of   the   Court   a   returned   candidate   has been guilty by an agent, other than his election agent, of any corrupt practice but the Court is satisfied. –  (a) that no such corrupt practice was committed at the election   by   the   candidate   or   his   election   agent,   and every   such  corrupt   practice  was  committed  contrary  to the orders, and without the consent, of the candidate or his election agent;  (b)   that   the   candidate   and   his   election   agent   took   all reasonable   means   for   preventing   the   commission   of corrupt practices at the election; and  (c)   that   in   all   other   respects   the   election   was   free   from any corrupt practice on the part of the candidate or any of   this   agents,   then   the   Court   may   decide   that   the election of the returned candidate is not void.  Explanation .­ In this section the term “agent” has the same 11 meaning as in section 120.” 15. As   seen   from   sub­section   (1)   of   Section   102,   the   election   of   a candidate   can   be   declared   void,   under   five   different   contingencies. They   are:   (i)   that   the   returned   candidate   was   not   qualified   or   was disqualified on the date of his election;  (ii)  that any corrupt practice has been committed by the returned candidate or his election agent or  by  any  other  person  with the consent of the returned candidate or his agent;  (iii)  that any nomination had been improperly rejected; (iv)   that   the   details   furnished   by   the   elected   candidate   under   sub­ section   (1A)   of   Section   52   were   fake;   and   (v)   that   the   result   of   the election,   insofar   it   concerns   the   returned   candidate,   has   been materially   affected   either   by   the   improper   acceptance   of   any nomination or by any corrupt practice committed in the interest of the returned candidate by an agent other than his election agent or by   the   improper   reception,   refusal   or   rejection   of   any   vote   or   the reception  of any   vote which is  void or  by  any   non­compliance with the   provisions   of   this   Act   or   of   any   Rules   or   orders   made thereunder. 16. Interestingly,   sub­section   (1)   of   Section   102   places   the   first four   contingencies   listed   in   the   preceding   paragraph,   { which   are 12 relatable   to   clauses   (a),   (b),   (c)   and   (ca)   of   sub­section   (1) }   on   a different   footing   than   the   fifth   contingency   { relatable   to   clause   (d) }. The difference between clauses (a), (b), (c) and (ca) on the one hand and clause (d) of sub­section (1) of Section 102 on the other hand is this.   For   setting   aside   an   election   under   any   one   or   more   of   the contingencies   mentioned   in   clauses     (a),   (b),   (c)   and   (ca),   it   is   not necessary  for   the  Court  to  find  if  the  result  of  the  election,  insofar as it concerns the returned candidate, has been materially affected or not.   17. In contrast, for holding an election to be void on the ground of improper   acceptance   of   any   nomination   or   the   commission   of   a corrupt   practice   by   any   other   agent,   but   in   the   interest   of   the returned candidate or the improper reception, refusal or rejection of any   vote   or   the   reception   of   any   vote   which   is   void   or   non­ compliance with the provisions of the Act, the Rules or  orders, the Court   must   be   satisfied   that   the   result   of   the   election   has   been materially affected. 18. In   other   words   sub­section   (1)   of   Section   102   places,   (i)   non­ qualification/disqualification   of   the   returned   candidate; (ii)  commission of any corrupt practice by the returned candidate or 13 his   election   agent   or   any   other   person   with   the   consent   of   the returned candidate or his election agent;  (iii)  the improper rejection of  any  nomination;  and   (iv)   the  furnishing  of  details  under  Section 52(1A) which are fake, on a much higher pedestal. If a challenge is made   to   the   election   of   a   candidate   on   any   one   of   these   four grounds, it  is not  necessary   to show  that  the  result  of the  election has been materially affected.  19. Sub­section  (1) of Section 102 places,   (i)   improper  acceptance of   any   nomination;   (ii)   commission   of   any   corrupt   practice   in   the interest of the returned candidate, but by any agent other than his own election agent;   (iii)   the improper reception, refusal or rejection of   any   vote   or   the   reception   of   any   vote   which   is   void;   and   (iv)   the non­compliance   with   the   provisions   of   the   Act   or   any   Rules   or orders made thereunder, in one group or class, where the Court is obliged to  look  into an  additional  factor  namely  whether   the result of the election was materially affected due to any of these factors. 20. The expression “ corrupt practice ” is defined in Section 120 of the Act which reads as follows: “ 120 .   Corrupt   practices .­   The   following   shall  be   deemed   to be corrupt practices for the purposes of this Act – (1) “Bribery”, that is to say, ­  14 (A)   any   gift,   offer   or   promise   by   a   candidate   or   his agent or by  any other person with the consent of a candidate or   his   election   agent   of   any   gratification,   to   any   person whomsoever,   with   the   object,   directly   or   indirectly   of inducing –  (a)   a   person   to   stand   or   not   to   stand   as,   or   to withdraw   or   not   to     withdraw     from being   a     candidate at  an election, or  (b) an   elector    to    vote or refrain from voting at  an election, or as a reward to –        (i) a person for having so stood, or not stood, or for having withdrawn or not having withdrawn his candidature; or            (ii)   an   elector   for   having   voted   or   refrained   from voting; (B)   the   receipt   of,   or   agreement   to   receive,   any gratification, whether as a motive or a reward –         (a) by   a     person       for     standing or   not standing as,   or       for   withdrawing     or     not   withdrawing   from   being,   a candidate; or          (b)   by     any   person   whomsoever   for   himself   or   any other person for voting or refraining from voting, or inducing or   attempting   to   induce   any   elector   to   vote   or   refrain     from voting, or any   candidate to withdraw or not to withdraw his candidature.  Explanation. ­   For   the   purposes   of   this   clause   the term   ‘gratification’   is   not   restricted   to   pecuniary gratifications   or   gratifications   estimable   in   money   and   it includes   all   forms   of   entertainment   and   all   forms   of employment  for  reward  but  it  does not  include  the payment of any expenses   bona fide   incurred at, or for the purpose of, any   election   and   duly   entered   in   the   account   of   election expenses referred to in Section 85.  (2)   “Undue   influence”,   that   is   to   say,   any   direct   or indirect interference or attempt to interfere on the part of the candidate,   or   his   agent,   or   of   any   other   person   with   the consent   of  the  candidate   or   his  election  agent;  with  the  free exercise of any electoral right:  Provided that –   (a) without prejudice to the generality of the provisions of this clause any such person as is referred to therein who –           (i)   threatens   any   candidate   or   any   elector,   or   any person in whom a candidate or an elector is interested, with injury   of   any   kind   including     social     ostracism   and     ex­ communication  or  expulsion   from   any   caste   or community; or  15        (ii) induces or attempts to induce a candidate or an elector   to   believe   that   he,   or   any   person   in   whom   he   is interested, will become or will be rendered an object of divine displeasure or spiritual censure, shall be deemed to interfere with the free exercise of the electoral right of such candidate or elector within the meaning of this clause;  (b) a declaration of public policy; or a promise of public action, or the mere exercise of a legal right without intent to interfere   with   an   electoral   right   shall   not   be   deemed   to   be interference within the meaning of this clause.  (3)   The   appeal   by   a   candidate   or   his   agent   or   by   any other  person with the consent  of a candidate or his election agent to  vote or refrain from voting for any person on the ground of his  religion,   race,   caste,   community   or language or the use of, or appeal to religious symbols or the use   of,   or   appeal   to   national   symbols   such   as   the   national flag   or   the   national   emblem   for   the   furtherance   of   the prospects of the election of that candidate or for prejudicially affecting the election of any candidate:  Provided that no symbol allotted under any rules made under   this   Act   to   a   candidate   shall   be   deemed   to   be   a religious   symbol   or   a   national   symbol   for   the   purposes   of this clause.  (4) The promotion of, or attempt to promote, feelings of enmity   or   hatred   between   different   classes   of   the   citizens   of India   on   grounds   of   religion,   race,   caste,   community,   or language,   by   a   candidate   or   his   agent   or   any   other   person with the consent of a candidate or his election agent for  the furtherance of the prospects of the election of that candidate or for prejudicially affecting the election of any candidate.                (5)   The   publication   by   a   candidate   or   his   agent   or   by other person, with the consent of a candidate or his election agent, of  any   statement   of   fact   which   is   false,   and   which he either believes to be false or does not believe to be true, in relation   to   the   personal   character   or   conduct   of   any candidate,   or   in   relation   to   the   candidature,   or   withdrawal, of any candidate being a statement reasonably calculated to prejudice the prospects of that candidate’s election.                (6)   The   hiring   or   procuring,   whether   on   payment   or otherwise,  of   any   vehicle   or   vessel   by   a   candidate   or   his agent or by any other person with the consent of a candidate or his election agent, or the use of such vehicle or vessel for the free conveyance of any elector (other than the candidate himself,  the   members   of   his   family   or   his   agent)   to   or 16 from any polling  station provided under section 45:                Provided   that   the   hiring   of   a   vehicle   or   vessel   by   an elector   or   by   several   electors   as   their   joint   cost   for   the purpose   of   conveying   him   or   them   to   and   from   any   such polling station or place fixed for the poll shall not be deemed to   be   a   corrupt   practice   under   this   clause   if   the   vehicle   or vessel   so   hired   is   a   vehicle   or   vessel   not   propelled   by mechanical power:                Provided   further   that   the   use   of   any   public   transport, vehicle   or   vessel   or   any   tramcar   or   railway   carriage   by   any elector at his own cost for the purpose of going to or coming from any such polling station or place fixed for the poll shall not be deemed to be a corrupt practice under this clause.         Explanation. –In this clause, expression ‘vehicle’ means any vehicle used or capable of being used for the purpose of road   transport,   whether   propelled   by   mechanical   power   or otherwise   and   whether   used   for   drawing   other   vehicles   or otherwise.  (7)   The   incurring   or   authorising   of   expenditure   in contravention of section 85.          (8) The obtaining or procuring or abetting or attempting to   obtain   or   procure   by   a   candidate   or   his   agent   or,   by   any other  person   with   the   consent   of   a   candidate   or   his election agent, any assistance (other than the giving of vote) for   the   furtherance   of   the   prospects   of   that   candidate’s election, from any person in the service of a Panchayat or of Government,   and   belonging   to   any   of   the   following   classes, namely: ­ (a) gazetted officers;  (b) members of police forces;  (c) excise officers;  (d) revenue officers; and  (e) such other class of persons in the service of the Government as may be prescribed;                Provided   that   where   any   person,   in   the   service   of   the Government and belonging to any of the classes aforesaid, in the   discharge   or   purported   discharge   of   his   official   duty, makes   any   arrangements   or   provides   any   facilities   or   does any other act or thing, for, to, or in relation to, any candidate or   his   election   agent   or   any   other   person   acting   with   the consent   of   the   candidate   or   his   election   agent,   (whether   by reason   of   the   office   held   by   the   candidate   or   for   any   other reason),   such   arrangements,   facilities   or   act   or   thing   shall 17 not   be   deemed   to   be   assistance   for   the   furtherance   of   the prospects of that candidates election. (9) Booth capturing by a candidate or his agent or other person   acting   with   the   consent   of   the   candidate   or   his election agent.                Explanation   1 .–   In   this   section   the   any   expression “agent”   includes   an   election   agent,   a   polling   agent   and   any person  who is  held  to have  acted as an  agent  in connection with the election with the consent of the candidate.                Explanation   2. –   For   the   purposes   of   clause   (8),   a person   shall   be   deemed   to   assist   in   the   furtherance   of   the prospects   of   a   candidate’s   election   if   he   acts   as   an   election agent of that candidate.                Explanation   3 .–   For   the   purposes   of   clause   (8), notwithstanding   anything   contained   in   any   other   law,   the publication   in   the   Gazette   of   the   appointment,   resignation, termination of service, dismissal or removal from service of a person   in   the   service   of   the   Government   or   of   a   Panchayat shall be conclusive proof –  (i)   of   such   appointment,   resignation,   termination   of service,   dismissal   or   removal   from   service,   as   the   case   may be, and    (ii)   where   the   date   of   taking   effect   of   such appointment,   resignation,   termination   of   service,   dismissal or removal from service as the case may be, is stated in such publication; also of the fact that such person was appointed with   effect   from   the  said   date,   or  in   the   case   of   resignation, termination   of   service,   dismissal   or   removal   from   service, such person ceased to be in such service with effect from the said date.             Explanation 4 .– For the purposes of clause (9), “booth capturing” shall have the same meaning as in section 137.” 21. The   argument   of   respondent   No.1   is   that   the   case   would   fall squarely  under  Section  102(1)(ca),  which   deals  with   the  furnishing of details under Section 52(1A), but which are fake. Alternatively, it is suggested that the case would fall under Section 102(1)(b) which deals with  the  commission  of  any  corrupt practice by  the  returned 18 candidate.     Since   the   expression   “ corrupt   practice ”   is   defined   in Section   120(2)   to   include   ‘ undue   influence   with   the   free   exercise   of any   electoral   right ’,   it   is   argued   by   the   respondent   No.1   that   the case   may   fall   under   Section   102(1)(b)   also,   in   view   of   the   law   laid down in  Krishnamoorthy  (supra) 22. We   have   our   own   doubts   about   the   second   limb   of   the argument   of   the   learned   senior   counsel   for   respondent   No.1.   The second   limb   of   his   argument   is   that   the   failure   to   disclose   correct information   in   Form   2A   would   tantamount   to   ‘ undue   influence   on the   free   exercise   of   the   electoral   right ’,   which   comes   within   the definition   of   the   expression   “ corrupt   practice”   under   section   120   of the   Act.   Inspiration   for   this   argument   arises   from   the   decision   of this Court in  Krishnamoorthy  (supra). 23. Interestingly,   the   decision   of   this   Court   in   Krishnamoorthy arose out of a judgment of the Madras High Court, authored by one of   us  (VRS,J.) 5 .  It   was  a   case   where   the  elected  candidate   failed   to disclose   in   the   affidavit   and   declaration   form   accompanying   the nomination,   details   regarding   the   criminal   cases   pending   against him.   Such   details   were   required   to   be   furnished   in   terms   of   the 5  The judgment of the Madras High Court dated 15­6­2009 was affirmed  by this court. 19 Notification  issued by   the  State   Election  Commission  in exercise  of the   powers   conferred   by   Articles   243­K   and   243­ZA   of   the Constitution,   read   with   the   relevant   provisions   of   the   various Tamilnadu State enactments dealing with local bodies.   The election of   the   returned   candidate   was   challenged   in   that   case   under   the provisions of Section 259 read with Section 260 of the Tamil Nadu Panchayats   Act,   1994.   While   section   259   of   the   Tamil   Nadu   Act dealt   with   the   grounds   on   which   an   election   can   be   declared   as void,   Section   260   of   the   Act   defined   what   are   corrupt   practices. Section   259   of   the   Tamil   Nadu   Act   is   similar,   though   not   in   pari materia   to   Section   102   of   the   Kerala   Act   and   Section   260   of   the Tamil Nadu Act is similar to Section 120 of the Kerala Act. Section 259(1)   of   the   Tamil   Nadu   Act   and   Section   102(1)   of   the   Kerala   Act are   presented   in   a   tabular   column   so   that   the   difference   between them can be appreciated: Section 259 of Tamil Nadu Act Section 102 of Kerala Act 259.   Grounds   for   declaring   elec ­ tions to be void   (1) Subject  to the provisions of sub­ section (2), if the District Judge is of opinion – (a) that on the date of his election a returned   candidate   was   not   quali ­ fied   or   was   disqualified,   to   be   cho ­ sen as a member under this Act, or, (b)   that   any   corrupt   practice   has 102.   Grounds   for   declaring   election   to be void . –  (1)   Subject   to   the   provisions   of   sub­ section (2) if the Court is of opinion –  (a)   that   on   the   date   of   his   election   a returned candidate was not qualified, or was disqualified, to be chosen to fill the seat under this Act; or  (b)   that   any   corrupt   practice   has   been committed   by   a   returned   candidate   or 20 been   committed   by   a   returned   can ­ didate   or   his   agent   or   by   any   other person   with   the   consent   of   a   re ­ turned candidate or his agent, or (c)   that   any   nomination   paper   has been improperly rejected, or (d) that the result of the election in ­ sofar as it concerns a returned can ­ didate has been materially affected ­ (i)   by   the   improper   acceptance   of any nomination, or (ii)   by   any   corrupt   practice   commit ­ ted   in   the   interests   of   the   returned candidate   by   a   person   other   than that candidate or his agent or a per ­ son acting with the consent of such candidate or agent, or (iii)   by   the   improper   acceptance   or refusal   of   any   vote   or   reception   of any vote which is void; or (iv)   by   the   non­compliance   with   the provisions of this Act or of any rules or   orders   made   thereunder,   the Court   shall   declare   the   election   of the returned candidate to be void. his election agent or by any other person with the consent of a returned candidate or his election agent; or  (c)   that   any   nomination   has   been improperly rejected; or  (ca) that the details furnished by the elected   candidate   under   sub­section (1A) of section 52 were fake;  or (d)   that   the   result   of   the   election,   in   so far   as   it   concerns   a   returned   candidate, has been materially affected –  (i)  by   the   improper   acceptance   of any nomination, or  (ii)   by   any   corrupt   practice   committed in   the   interests   of   the   returned candidate   by   an   agent   other   than   his election agent; or  (iii)  by the improper reception, refusal or rejection of any vote or the reception of any vote which is void; or  (iv)     by   any   non­compliance   with   the provisions of this Act  or of any rules or orders   made   thereunder,   the   Court shall   declare   that   the   election   of   the returned candidate to be void.  24. The   crucial   difference   between   the   Tamil   Nadu   Act   and   the Kerala   Act,   is   the   insertion   of   clause   (ca)   in   sub­section   (1)   of Section 102. Sub­section (1A) of Section 52 and clause (ca) of sub­ section   (1)   of   Section   102   were   inserted   by   Kerala   Panchayat   Raj (Amendment)   Act,   30   of   2005.   The   decision   in   Krishnamoorthy arose   at   a   time,   place   and   circumstance   (i)   when   the   disclosure regarding   criminal   antecedents   was   made   mandatory   only   under the Notifications of the State Election Commission; and  (ii)  the non­ 21 disclosure was not yet made a ground in the Statute, for declaring the   election   as   void.   Therefore,   the   Court   found   (pro­actively),   a provision   already   available   in   the   Statute   at   that   time,   namely ‘ undue  influence  in the  free  exercise  of  electoral  right ’ and held that the   non­disclosure   had   an   undue   influence   on   the   free   exercise   of choice of the voter.       25. The   decision   of   the   Madras   High   Court   in   Krishnamoorthy, traces   the   historical   perspective   of   the   election   law   relating   to disclosure of criminal antecedents, as follows:  (i)   In the year 1999, the Association for Democratic Reforms filed a Writ Petition on the file of the Delhi High Court, seeking a direction to   the   Union   of   India   to   implement   the   recommendations   made   by the   Law   Commission   in   its   170th   Report   and   to   make   necessary changes   under   Rule   4   of   Conduct   of   Election   Rules,   1961.   One   of the   recommendations   made   by   the   Law   Commission   was   for debarring   a   candidate   from   contesting   an   election,   if   charges   have been   framed   against   him   by   a   Court   in   respect   of   certain   offences and   the   necessity   for   the   candidates   to   furnish   details   of   the criminal   cases   pending   against   them.   Apart   from   the recommendations   of   the   Law   Commission,   the   Association   for 22 Democratic Reforms (hereinafter referred to as "ADR" for the sake of brevity)  also  relied  upon   the  Report  of  the  Vohra  Committee  of  the Government of     India, Ministry of Home Affairs, which pointed out the   nexus   between   politicians   and   those   accused   of   criminal offences. In the light of the Reports of the Law Commission and the Vohra  Committee,  ADR sought,   in  the  writ  petition   filed  before  the Delhi High Court, a direction to the Election Commission, to make it   mandatory   for   every   candidate   to   provide   information,   by amending   Forms   2­A   to   2­E   prescribed   under   the   Conduct   of Election Rules, 1961. (ii)   Though   the   Delhi   High   Court   held,   by   its   judgment   dated 02.11.2000, that it is the function of the Parliament and not that of the Court, to make necessary amendments in the   Representation of the   People   Act ,   1951,   the   Delhi   High   Court   nevertheless   issued   a direction   to   the   Election   Commission   to   secure   to   the   voters,   the following information, from the contesting candidates:­ “(a)   Whether   the   candidate   is   accused   of   any   offence punishable with imprisonment and if so, the details; (b)   The   assets   possessed   by   a   candidate,   his   or   her   spouse and dependent relations; (c)   Facts   giving   insight   into   the   candidate's   competence, capacity   and   suitability   for   acting   as   an   elected   member, including details of the educational qualifications; 23 (d)   Information   considered   necessary   by   the   Election Commission   for   judging   the   capacity   and   capability   of     the political party fielding the candidate for election.” (iii)  The above directions issued by the Delhi High Court was on the basis that a citizen of the country, whether an elector or not, has a fundamental   right   to   receive   information   regarding   the   criminal activities   of   a   candidate.   The   High   Court   took   the   view   that   for making a right choice, it is essential not to keep the antecedents of the   candidate   in   the   dark,   as   it   will   not   be   in   the   interest   of democracy and the well being of the country. (iv)   The   judgment   of   the   Delhi   High   Court   was   taken   on   appeal   to this  Court by  the Union of India and it was taken  up along  with a Writ Petition filed by the People's Union of Civil Liberties (referred to as   "PUCL"   in   short),   under   Article   32   seeking   certain   similar directions. (v)   After   hearing   elaborate   arguments,   this   Court   framed   two questions, as arising for consideration in the matter and they are as follows:­ “(a) Whether the Election Commission is empowered to issue directions, as ordered by the High Court? (b) Whether a voter­a citizen of the country has a right to get relevant   information,   such   as   the   assets,   qualifications   and involvement   in   offences,   of   candidates,   for   being   educated and   informed   for   judging   the   suitability   of   a   candidate contesting the election as MP or MLA?” 24 (vi)   After   referring   to   various  decisions,   this   Court   summed   up   the legal   position   in   paragraph­46   of   its   decision.   The   contents   of paragraph­46   of   the   decision   can   be   summarised   in   brief   as follows:­ “(a)   The   jurisdiction   of   the   Election   Commission   is   wide enough   to   include   all   powers   necessary   for   the   smooth conduct   of   the   elections,   including   the   entire   process   of election   consisting   of   several   stages   and   embracing   many steps; (b) The limitation on the plenary character of power is when Parliament or State Legislature has made a valid law. In case the   law   is   silent,   Article   324   is   a   reservoir   of   power.   It   is   a residuary   power  and  the  phrase  "superintendence,  direction and control" appearing in   Article 324 (1)   should be construed liberally   empowering   the   Election   Commission   to   issue orders; (c) Fair  election contemplates disclosure by  the candidate of his   past,   so   as   to   give   a   proper   choice   to   the   candidate according   to   his   thinking   and   opinion.   Even   if   this stipulation   is   not   very   much   effective   for   breaking   a   vicious circle,   it   will   be   a   step­in­aid   for   the   voters   not   to   elect   law breakers as law makers; (d)   To   maintain   the   purity   of   elections   and   to   bring   about transparency,   the   Commission   can   ask   details   of   the expenditure incurred by political parties; (e)   The   right   to   get   information   in   democracy   is   recognised throughout   as   a   natural   right   flowing   from   the   concept   of democracy; (f)   If   the   field   meant   for   Legislature   and   Executive   is   left unoccupied,   detrimental   to   public   interest,   the   Supreme Court   would   have   ample   jurisdiction   under   Article   32   read with 141 and 142 of the Constitution; (g)   Voters'   right   to   know   the   antecedents   including   the criminal   past   of   the   candidate   contesting   in   the   election,   is much more fundamental and basic for the survival of democ ­ racy.” 25 (vii)   After   summarising   the law  in  paragraph­46, this  Court  issued certain directions in paragraph­48, which read as follows:­ "48.   The   Election   Commission   is   directed   to   call   for information   on   affidavit   by   issuing   necessary   order   in exercise of its power under   Article 324   of the Constitution of India from each candidate seeking election to Parliament or a State   Legislature   as   a   necessary   part   of   his   nomination paper,   furnishing   therein,   information   on   the   following   as ­ pects in relation to his/her candidature: (1) Whether the candidate is convicted/acquitted/discharged of   any   criminal   offence   in   the   past   if   any,   whether   he   is punished with imprisonment or fine. (2)   Prior   to   six   months   of   filing   of   nomination,   whether   the candidate   is   accused   in   any   pending   case,   of   any   offence punishable with imprisonment for two years or more, and in which charge is framed or  cognizance is taken by  the Court of law. If so, the details thereof. (3) The assets (immovable, movable, bank balance, etc.) of a candidate and of his/her spouse and that of dependants. (4) Liabilities, if any, particularly whether there are any over dues of any public financial institution or government dues. (5) The educational qualifications of the candidate." (viii)  Following the above decision, the Election Commission of India decided   to   amend   Forms   2­A   to   2­E   appended   to   the   Conduct   of Election   Rules,   1961   and   approached   the   Government   of   India seeking   suitable   Amendments.   But   the   ECI   was   informed   by   the Government   that   steps   were   being   taken   in   consultation   with   all political   parties.   Therefore,   finding   that   the   time   limit   fixed   by   the Supreme Court in the above case was running out, the ECI issued 26 an   order   bearing   No.3/ER/2002/JS­II/Vol­III   dated   28.6.2002 under   Article 324   of the Constitution.  (ix)   However,   almost   simultaneously   with   the   issue   of   the   above order  of the ECI, the  President  of India  promulgated an  Ordinance known   as   "Representation   of   the   People   (Amendment)   Ordinance 2002". The validity of the Ordinance was challenged by the People's Union   of   Civil   Liberties   and   a   few   others   under   Article   32.   During the   pendency   of   the   proceedings,   the   Ordinance   was   repealed   and the   Representation of the People (Third Amendment) Act , 2002 was notified   with   retrospective   effect.   By   the   Amendment,   Sections   33­ A   and   33­B   were inserted to the Act and they read as follows:­ "33­A.   Right   to   information.   ­­   (1)   A   candidate   shall,   apart from any information which he is required to furnish, under this   Act   or   the   rules   made   thereunder,   in   his   nomination paper   delivered   under   sub­section   (1)   of   Section   33 ,   also furnish the information as to whether ­­ (i)   he   is   accused   of   any   offence   punishable   with imprisonment   for   two   years   or   more   in   a   pending   case   in which   a  charge  has  been   framed  by   the  Court   of   competent jurisdiction; (ii)   he   has   been   convicted   of   an   offence   other   than   any offence   referred   to   in   sub­section   (1)   or   sub­section   (2),   or covered   in   sub­section   (3),   of   Section   8   and   sentenced   to imprisonment for one year or more. (2) The candidate or his proposer, as the case may be, shall, at   the   time   of   delivering   to   the   Returning   Officer   the nomination   paper   under   sub­section   (1)   of   Section   33 ,   also deliver   to   him   an   affidavit   sworn   by   the   candidate   in   a 27 prescribed   form   verifying   the   information   specified   in sub­section (1). (3)   The   Returning  Officer   shall,  as  soon  as  may   be  after   the furnishing   of   information   to   him   under   sub­section   (1), display   the   aforesaid   information   by   affixing   a   copy   of   the affidavit,   delivered   under   sub­section   (2),   at   a   conspicuous place at his Office for the information of the electors relating to   a   constituency   for   which   the   nomination   paper   is delivered. 33­B.   Candidate   to   furnish   information   only   under   the   Act and the rules .­­ Notwithstanding anything contained in any judgment,   decree   or   order   of   any   Court   or   any   direction, order   or   any   other   instruction   issued   by   the   Election Commission,   no   candidate   shall   be   liable   to   disclose   or furnish   any   such   information,   in   respect   of   his   election, which is not required to be disclosed or furnished under this Act or the rules made thereunder." Since   the   ordnance   under   challenge   was   replaced   by   the Act,during   the   pendency   of   the   proceedings,   the   pleadings and   the   prayer   in   the   writ   petitions   were   amended   so   as   to confine the challenge to   Section 33­B .” (x)   Ultimately,   a   three   Member   Bench   of   this   Court,   in   Peoples Union   of   Civil   Liberties,   held   Section   33­B   of   the   Representation of the People Act, 1951, brought forth by the   Third Amendment Act , 2002, to be unconstitutional.  (xi)   After   this   court   declared   Section   33­B   to   be   unconstitutional, the   Election   Commission   of   India   issued   revised   orders   dated 27.03.2003   requiring   e very   candidate,   at   the   time   of   filing   his nomination paper for any election to the Council of States, House of the People, Legislative Assembly of a State or the Legislative Council of   a   State   having   such   a   Council,   to   furnish   full   and   complete 28 information   in  regard   to   the  matters   specified   by   this   Court,  in   an affidavit,   the   format   whereof   was   annexed   as   Annexure­I   to   the order.   26. Despite the judgment of this Court in  PUCL , Section 100 of the Representation   of   the   People   Act,1951   was   not   amended   so   as   the make the non­disclosure or false disclosure, as one of the grounds for   declaring   an   election   as   void.   Section   100   (1)   continues   to contain only four grounds for declaring an election void. These four grounds are comparable to clauses (a), (b), (c) and (d) of Section 102 of   the   Kerala   Panchayat   Raj   Act,   1994.   The   special   feature   of   the Kerala   Act   is   the   insertion   of   clause   (1­A)   in   Section   52   and   the insertion of clause (ca) in sub­section (1) of Section 102.  27. In   the   Representation   of   the   People   Act,   1951   as   well   as   the Tamil   Nadu   Panchayats   Act   (out   of   which   the   decision   in Krishnamoorthy   arose)   the   candidate   challenging   an   election   had to   rely   upon   subordinate   legislation   to   seek   a   declaration   that   the election   was   void.   Non­disclosure/false   disclosure   was   not   made available   in   those   Statutes   themselves   as   one   of   the   grounds   for declaring   an   election   void.   Therefore,   the   Court   had   to   fall   back upon   the   Rules   and   the   Orders   of   the   Election   Commission   and 29 bring those violations within the scope of “ undue influence ” leading to “ corrupt practice ” which is available as one of the grounds. 28. In so far as the Kerala Panchayat Raj Act is concerned, there is no necessity, after  the  amendment under  Act 30 of  2005 to take a circuitous   route.   Non­disclosure   and   false   disclosure   can   straight away be traced to Section 52(1A) and 102(1)(ca) of the Act.    29. Coming   back   to   Section   102(1)(ca),   it   enables   a   Court   to declare the election of a returned candidate to be void, if the details furnished   by   him   under   Section   52(1A)   are   found   to   be   “ fake ”. Interestingly   the   Statute   uses   the   expression   “ fake ”   and   not expressions   such   as   “ false ”,   “suppression ”   etc.   The   word   “ fake ”   is not   defined   in   the   Act.   Black’s   Law   Dictionary   defines   the   word “ fake " to mean “ to make or construct ”. The Oxford Dictionary defines “ fake ” as follows: “ fake   –   ► adj.   not   genuine,   ► n.   a   person   or   thing   this   is   not genuine,  ►   v. 1.  forge or counterfeit (something). ­ ■ pretend to feel or suffer from (an emotion or illness). 2. ( fake   someone   out )   N.   Amer,   informal   trick   or   deceive someone. ­DERIVATIVES  faker  n.  fakery  n.”  30. In P. Ramanatha Aiyar’s  Advanced Law Lexicon , (Volume 2, 5 th Edition,   2017),   the  entry   relating  to   the   word  “ fake ”   simply   directs the reader to the entry relating to the word “ forgery ”. Therefore, one 30 has   to   go  to   the   entry   relating   to   the   word  “ forgery ”  to   understand the   meaning   of   the   word   “ fake ”.   The   entry   relating   to   the   word “ forgery”   is quite long and it begins with a reference first to Section 463 of the IPC, 1860 which defines “ forgery ”. The entire Entry reads as follows:­   “ Forgery .   “Forgery”   whoever   makes   any   false   document   or false  electronic  record,  or   part   of  a  document   or  electronic record, with intent to cause damage or injury, to the public or   to   any   person,   or   to   support   any   claim   or   title,   or   to cause any person to part with property, or to enter into any express or implied contract, or with intent to commit fraud or   that   fraud   may   be   committed   commits   forgery.   [IPC   (45 of 1860), S. 463] “A man’s signature of his own name may amount to forgery.” [IPC (45 of 1860), S. 464,  Expln . 1] “While it is true that there is a distinction between fraud and forgery,   and   forgery   contains   some   elements   that   are   not included   in   fraud,   forgeries   are   a   species   of   fraud.   In essence, the crime of forgery involves the making, altering, or completing of an instrument by someone other than the ostensible   maker   or   drawer   or   an   agent   of   the   ostensible maker or drawer.” 37 CJS  Forgery  S. 2, at 66 (1997). The fraudulent making or altering of an instrument that ap ­ parently creates or alters a legal liability of another. The   offence   of   making   a   false   instrument   so   that   it   can   be accepted as genuine. The fraudulent imitation of a document or the writing or sig ­ nature   of   a   signatory   in   order   to   pass   it   off   as   written   by another. The   fraudulent   making   or   alteration   of   any   record,   deed, writing, instrument, register, Stamp,  etc . to the prejudice of another man’s right. (4 Comm. 247.) A false making of any written   instrument   for   the   purpose   of   fraud   or   deceit;   in ­ cluding every alteration of or addition to a true instrument. (2 East’s P.Cc. 19, C. 1. 49.  Tomlin ) 31 Forgery has its origin in the French word ‘forger’ which signi ­ fies: “….to   frame   or   fashion   a   thing   as   the   smith   doth   his   work upon  the  anvil. And it  is used  in  our  law for  the  fradulent making and publishing of false writings to the prejudice of another man’s right. ( Termes de la Ley ). In   WEBSTER’S   Comprehensive   Dictionary,   International Edn., ‘forgery’ is defined as : “The  act  of  falsely  making   or  materially  altering,  with  intent to defraud; any writing which, if genuine, might be of legal efficacy or the foundation of a legal liability.” This   definition   as   adopted   in   Rembert   v.   State ,   25   AM   Rep. 639.   In   another   case,   namely   State   v.   Phelps ,   34   AM   Dec 672,   it   was   laid   down   that   forgery   is   the   false   making   of any written instrument, for the purpose of fraud or deceit. This   decision   appears   to   be   based   on   the   meaning   of forgery   as   set   out   in   Tomlin’s.   Indian   Bank   v.   Satyam   Fi ­ bres (India) (P) Ltd ., AIR 1996 SC 2592. Forgery is the false making or materially altering with intent to   defraud,   of   any   writing   which,   if   genuine,   might   appar ­ ently be of legal efficacy, or the foundation of a legal liabil ­ ity.   (2   Bishop   Cr.   L.   sect.   523;   Rembert   v.   State ,   25   Am. Rep. 639). OTHER  DEFINITIONS.   “The   false   making   of   any   written,   in ­ strument,   for   the   purpose   of   fraud   or   deceit.”   ( State   v. Phelps ,   34   Am.   Dec.   672.)   “The   fraudulent   making   or alteration   of   a   written   instrument   to   the   prejudice   of   the rights   of   another.”   “The   fraudulent   making   of   a   false writing, which, genuine, would apparently be of some legal efficacy.” FORGERY,   UTTERING   FORGED   INSTRUMENT,   FALSE PRETENCES   DISTINGUISHED.   Where   the   false   pretence made   use   of   to   obtain   money   or   property   is   a   written instrument, the resulting crime is sometimes forgery or the uttering   of   a   forged   instrument,   and   sometimes   obtaining property   by   false   pretence.   If   the   instrument   used   is   false in   itself   and   is   one   which   if   genuine   would   create   some right   or   liability,   obtaining   property   on   the   faith   of   it   is forgery   or  the                 uttering   of  a   forged   instrument   as  the case may be. [ People v. Peacock , 6 Con. (NY) 72] Forgery   constitutes   fraud,   and   no   legal   title   passes   to   the transferee.   [ Thorappa   Devanappa   v.   Umedmalji ,   AIR   1924 Bom 205, 87 IC 226, 25 Bom LR 604;  Brij Basi v. Moti Ram , AIR 1982 All 323;  Banku Behari Sikdar v. Secretary of State 32 for India in Council , (1909) ILR 36 Cal 239;  Karachi Bank v. Kodumal   Kalumal ,   AIR   1923   Sind   54;   Firm   Kalka   Pd   Ram Charan   v.   L   Kunwar   Lal   Thapper ,   AIR   1957   All   104; Kodumal Kalumal v. Karachi Bank Ltd ., AIR 1921 Sind 172; Mahabir   Prasad   Bubna   v.   Union   Bank   of   India ,   AIR   1992 Cal 270] Bankers   are   specially   protected   under   special   conditions against   claims   based   on   forged   documents   [See   the Negotiable Instruments Act, 1881, S. 85] Since   forging   prejudices   the   person   whose   signature   has been   forged,   no   action   is   maintainable   on   the   promissory note   even   against   the   real   executant   of   the   note.   [ Satya Narayan Tewari v. Sital Missir , AIR 1934 Rang 345, 153 IC 631]” 31. A reading of the above entry in the Law Lexicon shows that the word “ forgery ” has its origin in French, signifying “ the framing or fashioning   of   a   thing   as   the   smith   doth   his   work   upon   the anvil . ” Essentially  “ forgery ” appears to include the false making of any writing. 32. Thus,   it   appears   from   the   above   that   the   elements   of   forgery are also identified as the ingredients of faking something. 33. If the false making of an instrument is a common ingredient of “ faking ”   and   " forgery ”,   the   non­disclosure   in   Form   No.2A   of   the conviction suffered by the appellant in the past, may certainly come within   Section   102(1)(ca).   The   reason   for   this   is   that   a   person having   criminal   antecedents,   poses   himself   to   be   one   without   any such antecedent, when he fails to make a true disclosure. In law, he 33 passes   off   or   comes   out   as   a   person   without   any   criminal antecedent. Therefore, the failure to make a true disclosure in Form 2A,   regarding   the   past   conviction,   will   certainly   come   within   the meaning of the word ‘ fake’ , mentioned in clause (ca) of sub­section (1) of Section 102. 34. It may be true, as contended by Shri Ragenth Basant, learned counsel for the appellant that Rule 6, in terms of which Form No.2A has   been   drafted,   is   a   subordinate   legislation,   which   cannot   go beyond   the   scope   of   Section   52(1A).   But   unfortunately   for   the appellant,   Rule   6   is   not   under   challenge   on   the   ground   that   it   is ultra vires  the Act.  Therefore, the appellant cannot now be heard to contend   that   Rule   6   cannot   travel   beyond   or   enlarge   the   scope   of Section 52(1A).  35. If   not   for   Rule   6   and   Form   No.2A,   it   is   possible   to   accept   the argument   that   the   requirement   under   Section   52(1A)   is   limited   to “ the disclosure of involvement in a criminal case at the time of filing of   the   nomination ”.   At   the   time   of   filing   of   the   nomination,   the appellant was not involved in any criminal case.  36. We do not agree with the argument of Shri P.V. Surendranath, learned   senior   counsel   for   respondent   No.1   that   the   phrase 34 “ involvement in a criminal case ” would include past conviction also, especially when Section 52(1A) uses the rider “ at the time of filing of the nomination ”. 37. In   our   considered   view,   the   words   “ involvement   in   a   criminal case at the time of filing of the nomination ” would only mean  (i)  cases where a criminal complaint is pending investigation/trial;   (ii)   cases where the conviction and/or sentence is current at the time of filing of   the   nomination;   and   (iii)   cases   where   the   conviction   is   the subject matter of any appeal or revision pending at the time of the nomination. 38. Therefore, in the absence of Rule 6 and Form No.2A we could have   easily   concluded   that   the   case   of   the   appellant   will   not   be covered   by   Section   52(1A)   as   he   was   not   involved   in   any   criminal case   on   the   date   of   the   nomination.   But   Rule   6   and   Form   No.2A taken together with what the law means to be “ fake ”, makes things difficult for the appellant. 39. We  have  extracted  in  paragraph  9  above, the  relevant  portion of   Form   No.2A.     Column   No.1   in   Form   2A   requires   the   details   not only   of   the   criminal   cases   pending   trial   before   the   Court   but   also the   criminal   cases   in   which   the   contestant   was   convicted.   The 35 contestant   is   required   to   furnish   in   Form   No.2A,   details   regarding the cases in which he is punished, the case number, the Court, the offences   for   which   punishment   was   awarded,   the   nature   of   the punishment   and   the   details   regarding   appeal   or   revision   etc. Therefore,   Form   No.2A   goes   far   beyond   the   requirement   of   Section 52(1A). The appellant admittedly failed to furnish details of his past conviction   in   Form   No.2A.   Therefore,   the   ground   on   which   his election   was   sought   to   be   declared   void,   falls   squarely   within Section 102(1)(ca) of the Act.   40. But   that   is   not   all.   The   offences   for   which   the   appellant   was eventually convicted, were under Section 38 read with Section 52 of the Kerala Police Act, 1960 (Act 5 of 1961). 41. Section 38 of the Kerala Police Act, 1960 reads as follows: “ 38.   Persons   bound   to   conform   to   reasonable   directions of police .— (1) All persons shall be bound to conform to the reasonable   direction   of   a   police   officer   given   in   fulfilment   of any   of   the   duties   enjoined   on,   or   in   exercise   of   any   of   the powers vested in him under this Act. (2)   A   police   officer   may   restrain   or   remove   any   person resisting   or   refusing   or   omitting   to   conform   to   any   such direction as aforesaid.” 42. Section 52 of the Kerala Police Act,1960 reads as follows: “ 52.   Penalty   for   failure   to   conform   to   lawful   and reasonable   directions   of   police   officers .—   Every   person who   disobeys   any   direction   given   by   a   police   officer   under this   Act   or   rules   made   thereunder   shall   on   conviction   be 36 liable to fine not exceeding two hundred rupees.” 43. It   could   be   seen   from   both   the   above   provisions   that   the conviction of the appellant was actually for the disobedience of the directions   issued   by   a   police   officer.   This   was   admittedly   in connection with a  dharna  which the appellant staged in front of the Panchayat   office,   along   with   a   group   of   his   supporters.   Therefore, the   question   that   we   are   obliged   to   consider   is   as   to   whether   the non­disclosure of the conviction for such offences would also come within the purview of Section 102(1)(ca) of the Act. 44. As we have seen from the way in which the law developed from the   decision   in   Association   for   Democratic   Reforms   (supra) ,   the primary object of compelling the disclosure of criminal antecedents of   candidates   contesting   the   elections,   is   to   decriminalize   politics and to make the voters aware of the choice that they have. This is why this Court was very careful in formulating the principles of law, in   paragraph   94   of   the   decision   in   Krishnamoorthy   (supra). Paragraph   94   of   the   decision   in   Krishnamoorthy   (supra)   may   be usefully extracted as follows:­ “ 94.   In   view   of   the   above,   we   would   like   to   sum   up   our conclusions: 94.1.   Disclosure   of   criminal   antecedents   of   a candidate,   especially,   pertaining   to   heinous   or   serious 37 offence  or   offences  relating   to  corruption or   moral  turpitude at the time of filing of nomination paper as mandated by law is a categorical imperative. 94.2.   When   there   is   non­disclosure   of   the   offences pertaining to the areas mentioned in the preceding clause, it creates an impediment in the free exercise of electoral right. 94.3.   Concealment   or   suppression   of   this   nature deprives the voters to make an informed and advised choice as   a   consequence   of   which   it   would   come   within   the compartment   of   direct   or   indirect   interference   or   attempt   to interfere   with   the   free   exercise   of   the   right   to   vote   by   the electorate, on the part of the candidate. 94.4.   As   the   candidate   has   the   special   knowledge   of the   pending   cases   where   cognizance   has   been   taken   or charges   have   been   framed   and   there   is   a   non­disclosure   on his part, it would amount to undue influence and, therefore, the   election   is   to   be   declared   null   and   void   by   the   Election Tribunal under Section 100(1)( b ) of the 1951 Act. 94.5.   The   question   whether   it   materially   affects   the election or not will not arise in a case of this nature.” 45.  While   offences   under   the   Indian   Penal   Code   or   under   special enactments such as Prevention of Corruption Act, Arms Act and so on and so  forth  are substantive offences, the  commission  of  which may make a person a criminal, an offence under certain enactments such   as   Kerala   Police   Act   are   not   substantive   offences.   Just   as strike   is   a   weapon   in   the   hands   of   the   workmen   and   lock­out   is   a weapon   in   the   hands   of   the   employer   under   Labour   Welfare legislations,   protest   is   a   tool   in   the   hands   of   the   civil   society   and police   action   is  a   tool   in   the  hands  of   the   Establishment.   All  State enactments   such   as   Kerala   Police   Act,   Madras   Police   Act   etc.,   are aimed at better regulation of the police force and they do not create 38 substantive   offences.   This   is   why   these   Acts   themselves   empower the police to issue necessary  directions for the maintenance of law and   order   and   the   violation   of   any   of   those   directions   is   made   a punishable offence under these Acts. 46. Once the object behind the provisions of the Kerala Police Act are   understood,   it   would   be   clear   that   neither   Section   52(1A)   read with Rule 6 and Form 2A nor Section 102(1)(ca) of the Act nor  the decisions   in   Association   for   Democratic   Reforms ,   People’s Union   for   Civil   Liberties   (PUCL)   or   Krishnamoorthy   can   be stretched   to   such   an   extent   that   the   failure   of   the   appellant   to disclose his conviction for an offence under the Kerala Police Act for holding   a   dharna   in   front   of   the   Panchayat   office,   is   taken   as   a ground for declaring an election void. 47. It   may   be   of   interest   to   note   that   the   Kerala   Police   Act,   1960 repealed   (i)   the   Travancore­Cochin   Police   Act,   1951;   and   (ii)   the Madras District Police Act, 1859 as applied to the Malabar District referred to in Section 5(2) of the States Reorganisation Act, 1956. It also   repealed   the   provisions   of   (i)   the  Police   Act,   1861;   and   (ii)   the Madras   City   Police   Act,   1888,   which   were   earlier   extended   to   the Malabar   District.   Thus   Kerala   Police   Act,   1960   is   actually   the 39 successor   legislation   of   certain   police   enactments   of   the   colonial era,   whose   object   was   to   scuttle   the   democratic   aspirations   of   the indigenous   population.   This   aspect   should   be   kept   in   mind   before applying   blindfold,   the   principle   ‘ what   is   sauce   for   the   goose   is sauce for the gander ’. 48. Therefore, we are of the considered view that the District Court and   the   High   Court   were   wrong   in   declaring   the   election   of   the appellant to be void on the ground that the failure of the appellant to   disclose   in   Form   2A,   his   conviction   under   the   Kerala   Police   Act amounted   to   ‘ undue   influence   on   the   free   exercise   of   the   electoral right ’ and also a violation of Section 52(1A) read with Section 102(1) (ca)   of   the   Kerala   Panchayat   Raj   Act.   Hence,   the   appeals   are allowed, the impugned orders are set aside and the Election Petition filed by respondent No.1 is dismissed.  No costs. ……………......................J. [S.ABDUL NAZEER]           …………….......................J.  [V.RAMASUBRAMANIAN]    New Delhi; November 09, 2022.   40