CWP No. 9727 of 2009 [1]
IN THE HIGH COURT OF PUNJAB & HARYANA AT
CHANDIGARH
CWP No. 9727 of 2009
Date of Decision: 7.8.2009
Karam Singh and others
..Petitioners
versus
State of Haryana and others
..Respondents
CORAM: HON'BLE MR. JUSTICE T.S.THAKUR,CHIEF JUSTICE
HON'BLE MR. JUSTICE KANWALJIT SINGH AHLUWALIA
1.Whether Reporters of local papers may be allowed to see the
judgment ?
2. Whether to be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
Present : Mr. Saurabh Bajaj, Advocate
for the petitioner
Mr. Rameshwar Malik, Addl. A.G. Haryana
for respondents No.1 to 4.
*****
T.S.Thakur, C.J. (Oral)
This petition has been filed in public interest. It prays for a
direction against the respondents to initiate appropriate action against
respondent No.5 who happens to be the Sarpanch of Village Panchayat
Dhahar, District Panipat and who is alleged to have embezzled a large
amount of Panchayat funds. The petitioners case is that complaints filed
before the Deputy Commissioner against the Sarpanch having proved
CWP No. 9727 of 2009 [2]
futile leaves no option for the petitioner except to knock the door of this
Court. A mandamus directing the authorities to initiate action against
the delinquent Sarpanch has therefore been prayed for.
In response to a notice issued by the Court, the respondents
have filed a counter affidavit, in which it is inter-alia stated that the
delinquent Sarpanch had been removed by the respondent No.3 Deputy
Commissioner in terms of Section 51(3) of the Haryana Panchayati Raj
Act, 1995. Against the said order or removal, the aggrieved Sarpanch
preferred an appeal before the Financial Commissioner who set aside
the said order and directed that the amount of loss suffered by the
Panchayat ought to be quantified and recovered from the Sarpanch and
the Junior Engineer who were responsible for the same. Consequently,
the Deputy Commissioner appears to have quantified the amount of loss
and started recovery proceedings against the Sarpanch once again.
Aggrieved by the said order, the Sarpanch again approached the
Financial Commissioner in appeal to assail the quantification of loss.
The matter is now pending with respondent No. 1 who appears to have
stayed the recovery of the outstanding amount recoverable from the
Sarpanch.
Mr. Bajaj, learned counsel appearing for the petitioner
submitted that the earlier direction issued by the Financial
Commissioner for recovery of the amount of loss caused by the
Sarpanch has been negated by the very same officer issuing a stay order
against such recovery. He further points out that the Sarpanch has
during the intervening period committed some further embezzlements,
regarding which a complaint has been made to the Deputy
CWP No. 9727 of 2009 [3]
Commissioner, on which the Deputy Commissioner does not appear to
have taken any action.
Mr. Malik, Addl. Advocate General, Haryana on the other
hand argued that the earlier order of Financial Commissioner had not
quantified the amount of loss which was to be undertaken by the Deputy
Commissioner. Since the Deputy Commissioner has quantified the
amount of loss, the aggrieved Sarpanch was entitled to question the
same before the Financial Commissioner. There was, therefore, no
impropriety on the part of the Financial Commissioner examining the
issue whether the quantification of loss was proper.
There is in our opinion merit in that submission. The
quantification of loss allegedly caused by the Sarpanch was not a matter
which was determined by the Financial Commissioner. That was a
matter to be determined by the Deputy Commissioner pursuant to the
earlier order. Once the quantification of loss has been undertaken, the
aggrieved party could prefer an appeal against the said quantification.
The Financial Commissioner therefore committed no impropriety in
entertaining the appeal. Whether or not the Sarpanch is liable to
reimburse any amount, if so, what is the said amount, is a matter, which
the Financial Commissioner is expected to examine in appeal. All that
we need say is that Financial Commissioner would do well to dispose
of the appeal expeditiously and as far as possible within a period of six
months from today.
As regards the allegation of further embezzlement
committed by respondent No.5, the matter is left to be examined by the
Deputy Commissioner for appropriate action in accordance with law.
CWP No. 9727 of 2009 [4]
Although the petitioner appears to have made certain representations,
copies whereof have been filed with the writ petition, Mr. Malik
submits that none of the said representations bear any date. In the
circumstances, it would be proper for the petitioner to file a proper
representation within four weeks from today addressed to the Deputy
Commissioner in which event the Deputy Commissioner would look
into the same also and pass appropriate orders expeditiously but not
later than six months. Thereafter, writ petition is with the above
observation and directions disposed of leaving the parties to bear their
own costs.
(T.S.THAKUR)
CHIEF JUSTICE
(KANWALJIT SINGH AHLUWALIA)
JUDGE
07.08.2009
‘ravinder’