High Court Punjab-Haryana High Court

Saripan vs The State Of Haryana & Others on 6 March, 2009

Punjab-Haryana High Court
Saripan vs The State Of Haryana & Others on 6 March, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                             Civil Writ Petition No.1423 of 2009
                                   Date of Decision: March 06, 2009


Saripan
                                               .....PETITIONER(S)

                             VERSUS


The State of Haryana & Others
                                              .....RESPONDENT(S)
                         .      .      .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. R.S. Malik, Advocate, for the
                petitioner.

Mr. Anjum Ahmed, Additional Advocate
General, Haryana, for respondent
Nos.1 to 3.

. . .

AJAI LAMBA, J (Oral)

Contention of learned counsel for the

petitioner in this writ petition is that post of

Sarpanch is reserved for a Panch from women general

category. On the death of Sarpanch who was from that

category, only petitioner could have been nominated

as Sarpanch as she is the only woman Panch from

general category in the village. The respondents,

however, are trying to frustrate the reservation.

Notice of motion was issued.

The Deputy Commissioner, Palwal has

filed his affidavit. In Para 1 of the preliminary

submissions of written statement/ affidavit, the
CWP No.1423 of 2009 [2]

following has been stated:-

“…. It is further submitted that only woman Panch will be
selected as acting Sarpanch having majority in the
Panchayat and the matter is under process.

In view of the undertaking having been

given on behalf of the respondents, no cause of

action survives.

The petition is accordingly disposed

of as having become infructuous.


                                                                (AJAI LAMBA)
March 06, 2009                                                     JUDGE
avin