High Court Punjab-Haryana High Court

Ajit Singh vs Financial Commissioner on 3 August, 2009

Punjab-Haryana High Court
Ajit Singh vs Financial Commissioner on 3 August, 2009
           In the High Court of Punjab and Haryana at Chandigarh
                                    ......


                          C.W.P. No.11440 of 2009
                                    .....

                                                   Date of decision:3.8.2009


                                  Ajit Singh
                                                                  .....Petitioner
                                      v.

                   Financial Commissioner, Punjab and others
                                                               .....Respondents
                                      ....


Present:     Mr. Rajpal Singh, Advocate for the petitioner.
                                   .....

S.S. Saron, J.

The earlier Lambardar of Village Dandewal, Tehsil Garshankar,

District Hoshiarpur, namely, Nirmal Singh died on 11.10.1999. On account

of the said demise proceedings were initiated for filling-up the vacancy of

Lambardar. In response to the proclamation made in the village, five

persons including Ajit Singh (petitioner) and Mohinderpal (respondent

No.4) applied for the post. The District Collector considered the

comparative merit of the candidates. Mohinderpal (respondent No.4), who

has been appointed, it was observed, was 60 years of age. He was 9th pass

and he owns 10 Kanals and 18 Marlas of land, besides he was an ex-

serviceman and had served for 14 years in the Army. His right leg had

been amputated during service. Ajit Singh (petitioner), it was noticed, was

70 years of age. He was 8th class pass, besides, he owned 34 Kanals 11

Marlas of land. He was also an ex-serviceman and had served in the Army

for 15 years. He was the real brother of Nirmal Singh (deceased)

Lambardar. He remained Sarpanch of the village for 15 years. After
C.W.P. No.11440 of 2009
[2]

noticing the comparative merit, Mohinderpal (respondent No.4) was

appointed as Lambardar of the village vide order dated 28.6.2006

(Annexure-P.1). The petitioner aggrieved against the said order preferred

an appeal before the Commissioner, Jalandhar Division, Jalandhar, who

vide order dated 26.2.2007 (Annexure-P.2) upheld the appointment of

Mohinderpal (respondent No.4). The petitioner filed a revision petition

before the Financial Commissioner (Appeals-II), Punjab, who vide order

dated 24.12.2008 (Annexure-P.3) dismissed the revision petition and upheld

the appointment of Mohinderpal (respondent No.4) as Lambardar.

Aggrieved against the orders (Annexures-P.1 to P.3) the petitioner has filed

the present petition.

Learned counsel for the petitioner has contended that the

comparative merit of the candidates for appointment as Lambardar has not

been considered by the revenue authorities and, in fact, the petitioner is

more meritorious than respondent No.4. It is submitted that the petitioner

had served in the Army for 15 years which is one year more than respondent

No.4. Therefore, more weightage was liable to be given to the petitioner.

Besides, the petitioner has more land than respondent No.4 and he has also

been former Sarpanch and is brother of the deceased Lambardar. Therefore,

the petitioner is more suitable to be appointed as Lambardar.

After giving my thoughtful consideration to the matter, it may

be noticed that all the revenue authorities have found Mohinderpal

(respondent No.4) to be more suitable than the petitioner. The petitioner, it

was observed, was 70 years of age whereas respondent No.4 was 60 years of

age. The fact that the leg of respondent No.4 is amputated was duly

considered by the revenue authorities. Mohinder Pal (respondent No.4) it
C.W.P. No.11440 of 2009
[3]

was noticed owned 10 Kanals 18 Marlas of land. Besides, he was an ex-

serviceman and had served 14 years in the Army. His right leg had been

amputated during service. The order passed by the District Collector, which

has been upheld by the Commissioner and the Financial Commissioner is on

the comparative assessment of the merits and demerits of the candidates and

it is not shown to be, in any manner, illegal or perverse.

The appointment of a Lambardar as is well known is an

administrative act and prerogative of the District Collector and his choice is

not to be lightly undone until and unless there is a gross irregularity,

perversity or patent error which would warrant the order that has been

passed to be nullified. No such defect or error is discernible in the

appointment of Mohinderpal (respondent No.4). Besides, the order is not

illegal or perverse. The revenue authorities on the basis of material on

record and having reached at a conclusion as to who is more suitable

candidate for appointment as Lambardar, then this Court in exercise of its

supervisory writ jurisdiction is not to upset and dislodge the said findings

and conclusions on re-appreciation of evidence and material on record. The

jurisdiction of this Court is supervisory and not appellate.

In the circumstances, there is no merit in the petition and the

same is accordingly dismissed.

August 3, 2009. (S.S. Saron)
Judge
*hsp*

NOTE: Whether to be referred to the Reporter or not:Yes