Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Punjab-Haryana High Court

Gurvinder Kaur And Others vs The State Of Punjab And Others on 27 August, 2008

Bench: Satish Kumar Mittal, Jaswant Singh

      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 14852 of 2008
                                         DATE OF DECISION : 27.08.2008

Gurvinder Kaur and others
                                                           .... PETITIONERS
                                   Versus
The State of Punjab and others

                                                        ..... RESPONDENTS


CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. R.K. Girdhar, Advocate,
            for the petitioners.

                         ***

SATISH KUMAR MITTAL , J. ( Oral ) The petitioners, who are Panches of Gram Panchayat, Village Channu, Block Lambi, Tehsil Malout, District Muktsar, have filed this petition under Articles 226/227 of the Constitution of India, for setting aside the election of respondent No.7 as Sarpanch.

In the petition, it has been alleged that after the notification of Panches, Deputy Commissioner, Muktsar, convened the first meeting under Section 13-A of the Punjab Panchayati Raj Act, 1994 on 16.7.2008 in the Panchayat Ghar of the Village, for electing the Sarpanch of the aforesaid Gram Panchayat, but actually the said meeting was not held and subsequently, it was shown to have been adjourned due to lack of quorum. CWP No. 14852 of 2008 -2- Thereafter, the said meeting was convened by the new Presiding Officer on 2.8.2008 after issuing notices to all the Panches. It has been alleged that the said meeting was also not properly conducted, in which the petitioners were wrongly shown as absent and respondent No.7 was elected as Sarpanch. It is case of the petitioners that election of respondent No.7 is totally illegal.

After hearing counsel for the petitioners and going through the contents of this petition, we are of the opinion that in this petition, the disputed questions of facts have been raised, which cannot be gone into in the writ jurisdiction of this Court. This Court in Baljit Singh v. State of Punjab and others (CWP No. 13643 of 2008, decided on August 22, 2008), has held that in view of Clause (b) of Article 243-O of the Constitution of India and Section 74 of the Punjab State Election Commission Act, 1994 (hereinafter referred to as `the Act'), election of Sarpanch is to be challenged by filing an election petition under section 76 on the grounds mentioned in Section 89 of the Act. In the facts and circumstances of the case, no exceptional case is made out to invoke the extra ordinary powers of this Court under Article 226 of the Constitution of India for setting aside the election of Sarpanch. Thus, we do not find any ground to entertain this petition.

Dismissed.

However, it will be open for the petitioners to avail the remedy of election petition under section 76 read with section 89 of the Act. If the election petition is filed by the petitioners in accordance with law, the CWP No. 14852 of 2008 -3- Election Tribunal is directed to decide the same expeditiously.



                                       ( SATISH KUMAR MITTAL )
                                               JUDGE


August 27, 2008                           ( JASWANT SINGH )
ndj                                             JUDGE