High Court Punjab-Haryana High Court

Harnek Singh vs State Of Punjab And Others on 17 October, 2008

Punjab-Haryana High Court
Harnek Singh vs State Of Punjab And Others on 17 October, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.


                                                    CWP NO.13318 of 2008
                                                Date of Decision:17.10.2008.

Harnek Singh
                                      ..........Petitioner.

            Versus

State of Punjab and others.
                                   ..........Respondents.

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

Present: Mr.Vishal Garg,Advocate for the petitioner.

Mr.Mahabir Singh Sindhu,Additional Advocate General,
Punjab for the respondents 1 to 3.

Mr.JS Bhandohal,Advocate for respondent no.4.

SATISH KUMAR MITTAL,J.(ORAL).

The petitioner who contested the election for the post of Panch

and has been defeated has filed the instant petition under Article 226 of the

Constitution of India for setting aside the election of respondent no.4 as

Panch of the Gram Panchayat, who also contested the election of the said

post against reserved category of backward class. It is the case of the

petitioner that respondent no.4 does not belong to a backward community

and by mentioning wrong caste in his nomination papers he contested the

election of Panch.

Counsel for the respondents raised a preliminary objection that

the petitioner has alternative remedy of filing election petition questioning

the election of respondent no.4.

In our opinion, the petitioner is raising disputed questions of

facts and can question the election of respondent no.4 on the aforesaid
CWP NO.13318 of 2008 2

ground only by filing election petition.

In view of the said fact, counsel for the petitioner states that

petitioner may be permitted to withdraw this petition with liberty to file the

election petition challenging the election of respondent no.4 as Panch of

Gram Panchayat of Village Kheri Sodhian. Counsel for the petitioner has

further submitted that since he has filed this petition within the prescribed

limit of 45 days of the declaration of the result, therefore, in view of the law

laid down by the Hon’ble Supreme Court in Danda Rajeshwari v.

Bodavula Hanumayamma and others, (1996) 6 SCC 199, the petitioner

may be granted three weeks time to file the election petition with direction

to Election Tribunal to decide that petition on merit.

Counsel for the respondent no.4 has no objection if the election

petition is filed by the petitioner.

In view of the above, this writ petition is dismissed as

withdrawn with liberty to the petitioner to file an election petition under

Section 76 read with section 89 of the Punjab State Election Commission

Act,1994, challenging the election of respondent no.4. In case the election

petition is filed within three weeks from today, the Election Tribunal is

directed to decide the same on merits expeditiously.





                                           (Satish Kumar Mittal)
                                                   Judge



17.10.2008.                                  (Jaswant Singh)
joshi                                            Judge