High Court Punjab-Haryana High Court

Godawar Singh vs State Of Punjab And Another on 4 December, 2009

Punjab-Haryana High Court
Godawar Singh vs State Of Punjab And Another on 4 December, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH

                              Civil Writ Petition No.12029 of 2009
                              Date of decision:04.12.2009

Godawar Singh                                          ....Petitioner


                              versus


State of Punjab and another                           ...Respondents


II.    Civil Writ Petition No.11910 of 2009


Ram Parkash                                             ..Petitioner
                              versus
State of Punjab and another                           ...Respondents


III.   Civil Writ Petition No.12062 of 2009


Santokh Singh                                           ..Petitioner
                              versus
State of Punjab and another                           ...Respondents


IV.    Civil Writ Petition No.11959 of 2009


Sheetal Kaur                                            ..Petitioner
                              versus
State of Punjab and another                           ...Respondents


V.     Civil Writ Petition No.12053 of 2009


Tarlochan Singh                                         ..Petitioner
                              versus
State of Punjab and another                           ...Respondents
                              -----


CORAM: HON'BLE MR. JUSTICE K. KANNAN
                              ----
 Civil Writ Petition No.12029 of 2009                            -2-



Present:    Mr. Nakul Sharma, Advocate, for the petitioner.

            Ms. Monica Chhibbar Sharma, Deputy Advocate General,
            Punjab.
                           ----

1.    Whether reporters of local papers may be allowed to see the
      judgment ? Yes.
2.    To be referred to the reporters or not ? Yes.
3.    Whether the judgment should be reported in the digest ? Yes.
                                ----

K.Kannan, J. (Oral)

1. The impugned orders are purported to have been issued

under Section 20(4) of the Panchayati Raj Act by the Director, Rural

Development and Panchayat Department, Punjab, who is arrayed as the

2nd respondent in the writ petition. The contention of all the petitioners

in this case is that they are all Panches in the Village Khama and for

alleged non-support in development works as well as in Court cases, they

had been directed to be suspended from the respective posts. The

impugned order had observed, it would not be in the interest of

panchayat if these Panches remained in that post. The contention of all

the petitioners is that no enquiry has been conducted against the alleged

misconduct and the order of suspension has been passed as though the

misconduct had been established and they were therefore required to be

suspended immediately.

2. The power of suspension provided under Section 20(4) is in

a sense transitory in character. The relevant provision reads as follows:-

“The Director at any time, and the Deputy Commissioner or
the District Development and Panchayat Officer during the
course of an enquiry, may suspend a Sarpanch of Panch for
any of the reasons for which he can be removed.”

Civil Writ Petition No.12029 of 2009 -3-

The power to suspend would be available to a Director or Deputy

Director during the course of an enquiry of a misconduct which could

result in removal of the Panch. The suspension itself cannot amount to a

punishment and if only an enquiry is being held, the question of

suspension could arise. The impugned order however reads that the

Director has reached the conclusion that the Panches intentionally did

not cooperate in the development work of the panchayat and the cases

pending in the Courts. It also records a finding that they have misused

their posts. An imputation of misconduct is one of which has to fall

within four corners of Section 208 of the Panchayati Raj Act, 1994. It

has grave consequences of vacating the elected representatives of the

village panchayat. If there are allegations against the petitioner, the

provisions of Section 20 contemplates that on proof of the misconduct of

any of the grounds mentioned in Section 208, the Director could order

removal. Section 20(1) grants the power to the Director to remove any

Sarpanch or Panch after such enquicy as may deem fit. Section 20(1)

reads as follows:–

“20. Suspension and removal of Panch and Sarpanch (1)
The Director may, after such enquiry as he may deem fit,
remove any Sarpanch or Panch: –

(a) on any of the grounds mentioned in section 208.

(b) who refuses to act or becomes incapable of acting;

(c) who, being a Sarpanch, without reasonable cause,
fails to hold meetings of the Gram Panchayat as
required under sub-section (1) of section 16 for a
period of two consecutive months;

(d) who, without reasonable cause, absents himself for
more than two consecutive months from the meetings
of the Gram Panchayat,

(e) who during his present term of office or that
immediately preceding it, has, in the opinion of the
Civil Writ Petition No.12029 of 2009 -4-
Director, been guilty of misconduct in the discharge
of his duties; or

(f) whose continuance in office is undesirable in the
Interests of the public :

Provided that before the Director orders the removal of any
Sarpanch or Panch under this sub-section, the reasons for
the proposed removal shall be communicated to him and he
shall be given an opportunity of tendering an explanation in
writing.”

3. The Director has perforce to grant an opportunity of

tendering an explanation in writing before the power of removal is

exercised on the proof of the misconduct. Section 20(4) shall therefore

be read in that context that during the course of such enquiry, he shall

have the power to suspend. The power to suspend cannot be exercised as

thought it is the punishment in itself. The impugned order does not also

set out anywhere that there is a contemplated action for enquiry into

misconduct or removal. On the other hand, it reads that a misconduct was

established and he was ordering suspension. The impugned order is

clearly in violation of the law and the impugned orders passed against

the petitioners, are quashed. The writ petitions are allowed. No costs.

(K.KANNAN)
JUDGE
04.12.2009
sanjeev