High Court Punjab-Haryana High Court

Makhan Singh & Others vs State Of Punjab & Others on 20 February, 2009

Punjab-Haryana High Court
Makhan Singh & Others vs State Of Punjab & Others on 20 February, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                              Civil Writ Petition No.15407 of 2008
                                   Date of Decision: February 03, 2009


Makhan Singh & Others
                                                       .....PETITIONER(S)

                                  VERSUS


State of Punjab & Others
                                                      .....RESPONDENT(S)
                              .     .      .


CORAM:                HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -            Mr. M.L. Saini, Advocate, for the
                      petitioners.

                      Mr.   H.S.  Brar,         Deputy   Advocate
                      General,   Punjab,         for   respondent
                      No.1.

None for respondent Nos.2 to 4.

Mr. N.S. Dhaliwal, Advocate, for
respondent No.5.

. . .

AJAI LAMBA, J (Oral)

Challenge in this civil writ petition

filed under Article 226/227 of the Constitution of

India is to Order dated 16.7.2008 (Annexure P-11)

passed by the Secretary -cum- Director, Rural

Development & Panchayats, Punjab. Order Annexure

P-11 is an order whereby two Gram Sabhas namely

Nathuwala Garbi and Nathuwala Nawan were bifurcated.

Elections were held for the two

constituted gram panchayats. The gram panchayats are
CWP No.15407 of 2008 [2]

still working as on date and resolutions are being

passed, and affairs of gram sabha managed. It seems

that in the meantime, respondent No.5, Gurjant

Singh, wanted both the gram sabhas to be amalgamated

again. Said Gurjant Singh filed Civil Writ Petition

No.10610 of 2008. This Court, vide Order dated

10.6.2008 directed the respondents to take a

decision on the representation of Gurjant Singh.

Considering the representation, the impugned order

has been passed whereby it has been directed that

fresh corrigendum be issued and the two gram sabhas

be amalgamated.

Learned counsel for the petitioners

states that Gurjant Singh (respondent No.5) and the

popular vote in the two gram sabhas are of the

opinion that present arrangement of having two gram

panchayats is working effectively and the same be

allowed to continue.

Learned counsel for the respondent-

State says that with the new developments, the

respondent-State shall consider the changed

circumstances and take a decision accordingly.

The petition is disposed of to enable

the petitioners and Gurjant Singh (respondent No.5)

to approach respondent No.1 with the changed

circumstances.

Learned counsel for the petitioners

states that resolutions have been passed by the gram

panchayats.

CWP No.15407 of 2008 [3]

The petitioners would have the liberty

to place before respondent No.1 all the relevant

documents i.e. resolutions passed by the gram

panchayat and gram sabhas. The representation be

filed within 45 days from today, whereupon decision

would be taken by respondent No.1.

Till the date of decision, status-quo

would be maintained and the two gram panchayats

would be allowed to continue.


                                                         (AJAI LAMBA)
February 03, 2009                                           JUDGE
avin