Civil Revision No. 484 of 2007 1
IN THE HIGH COURT OF PUNJAB AND HARYANA
AT CHANDIGARH
Civil Revision No. 484 of 2007
Date of decision: 21st December, 2009
Rup Chand and another
.......Petitioners
Versus
Kanwal Singh and another
........Respondents
Before: HON'BLE MRS. JUSTICE SABINA
Present: Mr. Kulvir Narwal, Advocate
for the petitioners.
Mr. Sanjay Mittal, Advocate
for the respondents.
Sabina, J.
Election for the post of Sarpanch, Gram Panchayat
Lakria, was held on 23.03.2005. Four persons including the
petitioners filed nomination papers. Last date for withdrawal of
nomination was 22.03.2005. Petitioners withdrew their
nominations on 22.03.2005. Petitioners affixed their
signatures/thumb impressions in the relevant register,
maintained by the returning officer. Consequently, respondent
no.1 was declared Sarpanch of Village Lakria as elected
unopposed. Aggrieved by the same, petitioners filed the suit,
challenging the election of the respondent. Vide impugned
Civil Revision No. 484 of 2007 2
judgment, the suit of the petitioners was dismissed. Hence, the
present revision petition.
After hearing the learned counsel for the parties, I am
of the opinion that the instant petition is devoid of any merit and
deserves dismissal.
The petitioners had challenged the factum of
declaration of the respondent having been declared elected as
unopposed Sarpanch of Village Lakria on the ground that they
had been kidnapped by the respondent and were forced to
withdraw their nomination papers. FIR NO.34, dated
22.03.2005, under Sections 365/342/34 of the Indian Penal
Code, was registered at Police Station Beri (hereinafter referred
to as the “FIR”). The respondent had confessed his guilt in the
Gram Sabha. However, the petitioners failed to lead any cogent
evidence in support of their pleas and thus, failed to prove their
case. FIR was registered on the basis of written application made
by the petitioner Rup Chand. Hence, the plea taken by the
petitioners that the name of the respondent had been
deliberately excluded by the police in the FIR, was rightly
discarded by the learned trial Court. It has been noticed by the
trial Judge in the judgment that in the application Ex:R-1 before
the police, the time of occurrence was stated as 4:30 p.m. and
the petitioner while appearing in the witness box had stated that
he had withdrawn his nomination on 22.03.2005 at 12:30 p.m.
Hence, the learned trial Judge rightly held that in case the
nomination paper had already been withdrawn by the petitioner,
Civil Revision No. 484 of 2007 3
then there was no occasion for the respondent to get the
petitioners kidnapped at 4:30 p.m. The petitioners had
themselves withdrawn their nomination papers and consequently,
respondent no.1 was declared as elected Sarpanch unopposed. In
this situation, the learned trial Court had rightly dismissed the
suit filed by the petitioners.
No ground for interference is made out.
Dismissed.
[SABINA]
Judge
21st December, 2009
Shivani Kaushik