High Court Punjab-Haryana High Court

Paramjit Singh And Others vs State Of Punjab And Others on 20 November, 2008

Punjab-Haryana High Court
Paramjit Singh And Others vs State Of Punjab And Others on 20 November, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 13507 of 2008
                                         DATE OF DECISION : 20.11.2008

Paramjit Singh and others
                                                          .... PETITIONERS

                                   Versus

State of Punjab and others

                                                        ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. M.L. Saggar, Senior Advocate, with
            Mr. G.S. Brar, Advocate,
            for the petitioners.

            Mr. M.S. Sindhu, Addl. A.G., Punjab,
            for respondents No.1 to 3.

            Mr. T.P. Singh, Advocate,
            for respondent No.4.

            Mr. Ghulam Nabi Malik, Advocate,
            for respondent No.5.

            Mr. Roshan Lal Batta, Senior Advocate, with
            Mr. Mandeep K. Sajjan, Advocate,
            for respondents No.6 to 10.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioners, who are 6 out of 11 Panches of Gram

Panchayat, Village Lakha, Tehsil Jagraon, District Ludhiana, have filed this

petition under Articles 226/227 of the Constitution of India for setting aside

the proceedings of the meeting held on 22.7.2008, in which respondent No.6
CWP No. 13507 of 2008 -2-

was elected as Sarpanch of the aforesaid Gram Panchayat.

It is the case of the petitioners that though in spite of the order

dated 22.7.2008 passed by this Court in CWP No. 12625 of 2008, which

was duly communicated to the Presiding Officer on mobile phone, they

were not permitted to attend the proceedings of the said meeting and the

remaining 5 Panches, who were present in the meeting, have elected

respondent No.6 as Sarpanch of the Gram Panchayat. This fact has been

controverted by the respondents in their written statements. It is the case of

the respondents that actually, at the time of the meeting held on 22.7.2008,

the petitioners were present in this Court and they did not attend the

meeting. The respondents have also raised preliminary objection that in

view of the decision of this Court in Baljit Singh v. State of Punjab and

others (CWP No. 13643 of 2008, decided on August 22, 2008), the

petitioners have the remedy of election petition to challenge the election of

respondent No.6.

In view of the aforesaid facts, after arguing for some time,

counsel for the petitioners states that keeping in view the disputed questions

of facts involved in this writ petition and in view of decision of this Court in

Baljit Singh’s case (supra), the petitioners may be permitted to withdraw

this petition with liberty to avail the remedy of election petition. However,

counsel for the petitioners further submits that since immediately after the

election of the office of Sarpanch on 22.7.2008, the petitioners had filed this

petition on 29.7.2008 i.e. within the limitation prescribed for filing election
CWP No. 13507 of 2008 -3-

petition, therefore, in view of decision of the Hon’ble Supreme Court in

Danda Rajeshwari v. Bodavula Hanumayamma and others, (1996) 6 SCC

199, they may be permitted to file election petition within three weeks from

today and in case election petition is filed within three weeks, the same may

be directed to be heard on merits by the Election Tribunal.

Learned counsel for the respondents have no objection, if the

aforesaid prayer of learned counsel for the petitioners is accepted.

In view of above, we permit the petitioners to withdraw this

writ petition with liberty to file an election petition under Section 76 read

with Section 89 of the Punjab State Election Commission Act, 1994 within

a period of three weeks from today, challenging the election of respondent

No.6.

Dismissed as withdrawn with the aforesaid liberty.

If the election petition is filed by the petitioners within a period

of three weeks from today, the Election Tribunal is directed to entertain and

decide the same on merits, expeditiously.




                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


November 20, 2008                           ( JASWANT SINGH )
ndj                                               JUDGE