High Court Punjab-Haryana High Court

Gurmail Singh vs State Of Punjab And Others on 14 October, 2009

Punjab-Haryana High Court
Gurmail Singh vs State Of Punjab And Others on 14 October, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH

                                             CWP. No. 15781 of 2009
                                             Date of Decision: 14.10.2009.

Gurmail Singh                                             --Petitioner

                          Versus

State of Punjab and others                                --Respondents

CORAM:- HON'BLE MR.JUSTICE PERMOD KOHLI.

Present:-    Mr. V.K. Shukla, Advocate for the petitioner.

             ***

PERMOD KOHLI.J (ORAL)

Notice of motion to respondents no.1 to 4 only.

Mr. P.C. Goyal, Addl. A.G., Punjab has been asked to accept

notice on behalf of respondents. Copies furnished.

Keeping in view the nature of controversy, this petition is being

disposed of at the motion stage itself.

The respondent no.5 is the elected Panch of Gram Panchayat of

village Thathi Bhai, Tehsil Baghapurana, Distt. Moga. On the basis of

certain allegations made against the respondent no.5, an inquiry was

conducted by the Divisional Deputy Director, Rural Development and

Panchayat, Ferozepur, who concluded that the husband of respondent no.5

is in illegal possession of the land. On the basis of the aforesaid inquiry the

Director, Rural Development & Panchayat Department was required to pass

appropriate order. The Director vide order dated 9.7.2009 (Annexure P-6)

has exonerated the respondent no.5 from the allegations/charge. The

petitioner has filed this petition challenging the aforesaid order primarily on

the ground that the order impugned is totally non-speaking.
CWP. No. 15781 of 2009 -2-

I have perused the impugned order. Respondent no.2 while

passing the aforesaid order has not recorded any reason whatsoever for

exonerating the respondent no.5. The order is not sustainable in law.

In view of the above circumstances, this petition is allowed.

Impugned order (Annexure P-6) is hereby set aside and the matter is

remitted back to respondent no.2 with a direction to pass a fresh speaking

and reasoned order, taking into consideration the inquiry report etc. within a

period of three months from the date certified copy of this order is served

upon the said respondent.

(PERMOD KOHLI)
JUDGE
14.10.2009
lucky