IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
Civil Writ Petition No.8219 of 2009
Date of decision:11.12.2009
Sital Singh and another ....Petitioners
versus
State of Punjab and others ...Respondents
CORAM: HON'BLE MR. JUSTICE K. KANNAN
----
Present: Mr. H.S.Kamboj, Advocate, for the petitioners.
Ms. Monica Chhibbar Sharma, Deputy Advocate General,
Punjab.
----
1. Whether reporters of local papers may be allowed to see the
judgment ? Yes.
2. To be referred to the reporters or not ? Yes.
3. Whether the judgment should be reported in the digest ? Yes.
----
K.Kannan, J. (Oral)
1. The petition seeks for quashing of an order passed by the
1st respondent on 02.05.2008, considering the representation of the
petitioner seeking for establishment of a separate Gram Panchayat for
Village Machhi Joya after excluding the same from Gram Panchayat
Mulakala. The order came to be passed on previous direction issued by
this Court in Civil Writ Petition No.6211 of 2008 to consider the
representation of the petitioners. The representation was on the basis of
report given by the District Development and Panchayat Officer,
Kapurthala stating that the population of Machhi Joya was 614 and the
Executive Officer, Municipal Council, Sultanpur Lodhi had also stated
Civil Writ Petition No.8219 of 2009 -2-
that as per the official records, though no separate census report
regarding the Village Machhi Joya was made, it was constituted in Ward
No.1 of the Municipal Council of Sultanpur Lodhi and as per the official
records, Ward No.1 comprised of 490 Males and 406 females and the
total population was 896. This was the basis for the contention of the
petitioner to state that the Village Machhi Joya was required to be
notified as a separate village panchayat.
2. On a statement filed by the 1st respondent denying the
population statistics as given in the report of the Executive Officer,
Municipal Council, Sultanpur Lodhi and the BDPO, Sultanpur Lodhi,
this Court had called upon an additional affidavit to be filed by the
Director, Rural Development and Panchayats. He has reaffirmed the
statistics which were to be the basis for formation of panchayats, with
reference to the provisions of the Punjab Panchayati Raj Act, was the
“population” as defined under Section 2 (zn) and it shall be a rural
population as ascertained in the last preceding census of which the
relevant figures have been published. Along with the affidavit, he has
given the published information of the census of India, 2001 referring to
Machhi Joya as comprising of a population of 100. The Act sets out the
basis for establishment of Gram Sabhas and Gram Panchayats in Section
3 and it shall not be possible for a Court to look beyond how an
establishment of Gram Panchayat could be made. If the population as
required in the census shall be taken as relevant for establishment of a
village panchayat, it shall not be possible to discard the census report and
go by what the Executive Officer states through a certificate or what a
Civil Writ Petition No.8219 of 2009 -3-
Block Development Officer enters in a proforma prescribed. The learned
counsel is unable to state on what basis the proforma is filled up, which
has been filed along with the writ petition or for what purpose the details
in the proforma have been collected. The purpose again becomes
relevant for it shall be only used for the purpose for which the data could
be used. There is really no authenticity to the datas shown in the Block
Development Officer’s report or the Executive Officer’s letter dated
13.01.2008.
3. It is pointed out by the learned counsel for the State that on
the basis of the population statistics and the constitution of the
panchayats, election has also been held and all the villages of Machhi
Joya have participated as members of the Panchayat in Mulakala. The
writ petitions seeking for relief of constitution of a Gram Panchayat
cannot be a matter of a judicial function at all. It shall be done only under
the provisions of Act by authorities constituted under the Act and if a
decision has been taken by the 1st respondent on due verification of the
official records which he is bound to verify, there shall be no occasion
for Court’s intervention. The writ petition is dismissed.
(K.KANNAN)
11.12.2009 JUDGE
sanjeev