IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 12300 of 2008
DATE OF DECISION : 25.08.2008
Hem Raj 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. Rajesh Gupta, Advocate,
for the petitioners.
Mr. N.S. Virk, Addl. A.G., Punjab,
for respondents No.1 to 6.
Mr. Mansur Ali, Advocate,
for respondent No.7.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners have filed this petition under Articles 226/227
of the Constitution of India, for setting aside the election of respondent
No.7 as Sarpanch of Gram Panchayat, Village Panjola, Tehsil and District
Patiala, being illegal null and void, on the ground that he has been wrongly
declared elected in the meeting of Panches held on 15.7.2008. It has been
further alleged that respondent No.7 has been wrongly declared elected as
Sarpanch, in spite of the fact that the petitioners were in majority.
Reply on behalf of respondent No.7 has been filed in Court
CWP No. 12300 of 2008 -2-
today. The same is taken on record. Its copy has been handed over to
counsel for the petitioners.
After arguing for some time and on seeing the original record
produced in Court by respondent No.4, counsel for the petitioners states that
in view of the disputed questions of facts raised in this writ petition and
further 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),
wherein it has been held that in view of Clause (b) of Article 243-O of the
Constitution of India and Section 74 of the Punjab State Election
Commission Act, 1994 (hereinafter referred to as `the Act’), election of
Sarpanch is to be challenged by filing an election petition under section 76
on the grounds mentioned in Section 89 of the Act, the petitioners may be
permitted to withdraw this petition with liberty to avail the remedy of
election petition.
Dismissed as withdrawn with the aforesaid liberty.
However, if the election petition is filed by the petitioners in
accordance with law, the Election Tribunal is directed to decide the same
expeditiously.
( SATISH KUMAR MITTAL )
JUDGE
August 25, 2008 ( JASWANT SINGH )
manoj/ndj JUDGE