IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13894 of 2008
DATE OF DECISION : 20.10.2008
Manvinder Singh
.... PETITIONER
Versus
State Election Commission, Chandigarh and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. M.P.S. Mann, Advocate,
for the petitioner.
Mr. M.S. Sindhu, Addl. A.G., Punjab,
for respondents No.1 to 4.
Mr. N.P.S. Mann, Advocate,
for respondent No.5.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who contested the election of Panch of Gram
Panchayat, Village Dialpura, District SAS Nagar, has filed this petition
under Articles 226/227 of the Constitution of India for quashing the
notification dated 27.6.2008, whereby Mohinder Singh respondent No.5 has
been wrongly notified as Panch of the Gram Panchayat.
Undisputedly, the petitioner and respondent No.5 contested the
election of Panch of the aforesaid Gram Panchayat against the seat reserved
for General category. In the said election, the petitioner was declared as
CWP No. 13894 of 2008 -2-
elected as he secured 186 votes, whereas respondent No.5 Mohinder Singh
was declared defeated, as he secured only 88 votes. It is also admitted
position that the Presiding Officer cum Returning Officer sent result sheet
for notification, but somehow or other, by mistake, the State Election
Commission notified the name of Mohinder Singh respondent No.5 as
Panch of the Gram Panchayat, instead of Manvinder Singh petitioner.
In the written statement, filed on behalf of respondents No.2
and 3, the aforesaid mistake has been admitted. Therefore, on September 18,
2008, the case was adjourned for notifying the correct notification. Counsel
for respondent No.5 has placed on record copy of the order dated 1.9.2008,
passed by the State Election Commissioner, Punjab, whereby the
recommendation of the District Electoral Officer-cum-Deputy
Commissioner, SAS Nagar, has been accepted and name of the petitioner
has been ordered to be notified as elected Panch of the Gram Panchayat.
Counsel for respondents No.1 to 4 further states that in view of this order,
the necessary notification will be issued within a period of one month.
In view of the aforesaid statement of counsel for respondents
No.1 to 4, counsel for the petitioner states that he does not want to press this
petition.
Dismissed as not pressed.
( SATISH KUMAR MITTAL )
JUDGE
October 20, 2008 ( JASWANT SINGH )
ndj JUDGE