IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 12391 of 2008
DATE OF DECISION : 12.09.2008
Mangat Singh
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. O.P. Kamboj, Advocate,
for the petitioner.
Mr. N.S. Virk, Addl. A.G., Punjab.
***
SATISH KUMAR MITTAL , J.
The petitioner has filed this petition under Articles 226/227 of
the Constitution of India for issuing direction not to hold the election of
Sarpanch of Gram Panchayat, Village Ellahi Bakhsh Bodla, Tehsil
Jalalabad, District Ferozepur, before filling up the fifth seat of Panch,
reserved for Backward Class.
We have heard counsel for the parties and gone through the
contents of this petition.
Undisputedly, in this case, out of the posts of 5 Panches to be
elected for the Gram Panchayat, 4 Panches have been duly elected on
26.5.2008. However, one seat of Panch reserved for Backward Class could
CWP No. 12391 of 2008 -2-
not be filled because no person contested in that Category. It is further
admitted that the election of the elected Panches has been notified under
Section 13 of the Punjab Panchayati Raj Act, 1994 (hereinafter referred to
as `the Act’). In view of the same, the Deputy Commissioner has convened
the meeting of notified members of the Panchayat under Section 13-A of the
Act to elect a Sarpanch of Village Gram Panchayat.
Learned counsel for the petitioner has contended that the
election of Sarpanch be kept in abeyance till the election of vacant seat of
Panch reserved for Backward Class is held.
After hearing the counsel, we are not inclined to accept the
contentions of the counsel for the petitioner. In our opinion, on the aforesaid
ground, the election of Sarpanch cannot be kept in abeyance keeping in
view the entire scheme of the Act and the Rules framed thereunder. The
Sarpanch is responsible for convening and presiding over the meetings of
Gram Sabha at least twice a year. Sarpanch is also responsible for
convening and presiding over the meetings of the Gram Panchayat for
taking all financial and executive decisions of the Gram Panchayat besides
being responsible for the maintenance of the records of the Gram Panchayat.
In other words, in the absence of a Sarpanch, the Gram Panchayat cannot
function.
In the present case, in the absence of any candidate coming
forward to occupy the vacant post of Panch reserved for Backward Class, it
cannot be said with any certainty as to when the vacant seat of Panch shall
CWP No. 12391 of 2008 -3-
be filled up and, therefore, in our considered opinion, the election of the
Sarpanch of Gram Panchayat of Village Ellahi Bakhsh Bodla cannot be kept
in abeyance till the vacant seat reserved for Backward Class is filled up.
Dismissed.
However, respondents No.1 to 3 are directed to take steps to fill
up the vacant seat as early as possible.
( SATISH KUMAR MITTAL )
JUDGE
September 12, 2008 ( JASWANT SINGH )
ndj JUDGE