High Court Punjab-Haryana High Court

Jasvir Singh And Others vs State Of Punjab And Others on 22 August, 2008

Punjab-Haryana High Court
Jasvir Singh And Others vs State Of Punjab And Others on 22 August, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 13826 of 2008
                                          DATE OF DECISION : 22.08.2008

Jasvir Singh and others
                                                            .... PETITIONERS
                                    Versus
State of Punjab and others

                                                         ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
             HON'BLE MRS. JUSTICE DAYA CHAUDHARY


Present:     Mr. Mansur Ali, Advocate,
             for the petitioners.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioners have filed this petition under Articles 226/227

of the Constitution of India, for setting aside the election of respondent

No.5 as Sarpanch of Gram Panchayat, Village Nagar, Block Sanour, Tehsil

and District Patiala, being illegal null and void, on the ground that he

wrongly got declared himself as Sarpanch, despite the fact that on the first

meeting, the quorum of 2/3rd members, as required under Section 13-A of

the Punjab Panchayati Raj Act, 1994, was not complete. It has been further

alleged that by fraud, respondent No.5 took the signatures of petitioner No.2

on the proceeding book.

After arguing for some time, counsel for the petitioners states

that in view of the disputed questions of facts raised in this writ petition and
CWP No. 13826 of 2008 -2-

further in view of the decision of this Court in Baljit Singh v. State of

Punjab and others (CWP No. 13643 of 2008, decided on August 22, 2008),

wherein it has been held that in view of Clause (b) of Article 243-O of the

Constitution of India and Section 76 of the Punjab State Election 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, the petitioners may be permitted to withdraw this

petition with liberty to avail the remedy of election petition.

Dismissed as withdrawn with the aforesaid liberty.

However, if the election petition is filed by the petitioners in

accordance with law, the Election Tribunal is directed to decide the same

expeditiously.



                                         ( SATISH KUMAR MITTAL )
                                                  JUDGE


August 22, 2008                             ( DAYA CHAUDHARY )
ndj                                                JUDGE