High Court Punjab-Haryana High Court

Kulwant Kaur vs State Of Punjab And Others on 27 November, 2009

Punjab-Haryana High Court
Kulwant Kaur vs State Of Punjab And Others on 27 November, 2009
IN THE HIGH COURT OF PUNJAB & HARYANA AT
              CHANDIGARH

                                             CWP. No. 18144 of 2009
                                             Date of Decision: 27.11.2009.

Kulwant Kaur                                              --Petitioner

                         Versus

State of Punjab and others                                --Respondents

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

Present:-   Mr. R.K. Handa with Mr. Madan Sandhu,
            Advocates for the petitioner.

            ***

PERMOD KOHLI.J (ORAL)

Notice of motion.

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

notice on behalf of the respondents-State.

Election of the Gram Panchayat of village Malkon, District

Mansa was held on 26.5.2008. The petitioner contested the election in

General Category. However, she was put in General Category (Woman).

Petitioner was not declared elected. She filed an election petition before the

Election Tribunal. The Tribunal accepted the election petition and set aside

the election of three candidates namely Attar Singh, Satpal Singh and Buta

Singh and declared petitioner Harbhajan Kaur, Charanjit Kaur and Jind

Kaur as elected in the General Category. The order of the Tribunal was

challenged before this Court being FAO No. 4769 of 2009. The said FAO

has been dismissed vide order dated 24.9.2009, as a consequence thereof,

petitioner along with others has been declared as elected member of

Panchayat. The grievance of the petitioner is that election of Sarpanch is

not being held. Petitioner has accordingly filed this petition seeking a

direction to hold the election of panchayat in a fair and free manner.
CWP. No. 18144 of 2009 -2-

Keeping in view the relief claimed, this petition is disposed of

with a direction to respondents to hold the election of Sarpanch of Gram

Panchayat of Village Malkon, District Mansa within a period of two months

from the date certified copy of this order is served upon the competent

authority.

(PERMOD KOHLI)
JUDGE
27.11.2009
lucky