High Court Punjab-Haryana High Court

Jasbir Kaur vs State Of Punjab And Others on 31 January, 2009

Punjab-Haryana High Court
Jasbir Kaur vs State Of Punjab And Others on 31 January, 2009
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                       CHANDIGARH


                                                CWP No. 227 of 2009
                                   DATE OF DECISION: January 31, 2009


Jasbir Kaur                                        .........PETITIONER(S)


                                VERSUS



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



CORAM: HON'BLE MR. JUSTICE AJAI LAMBA

Present: Mr. S.S. Brar Advocate,
         for the petitioner.

         Mr. K.S. Sidhu, DAG, Punjab.

         Mr. Gulshan Sharma, Advocate,
         for respondent no. 3.


AJAI LAMBA, J. (ORAL)

When the matter was taken up on 09.01.2009, the following order

was passed:-

“The State Election Commission issued a notification

on 1.1.2009 giving the election program for conducting election

to the office of Panch of Gram Panchayat, village Soos.

It has been contended by the learned counsel that the

petitioner, in pursuance of the notification, filed her nomination

paper for contesting the election. The last date for filing of

nomination paper was 6.1.2009. The nomination paper was

accepted by the Returning Officer. Respondent No.3, however did

not file the nomination paper. On 6.1.2009, however, without
CWP No. 227 of 2009 -2-

assigning any reason, the election program has been postponed.

The petitioner made a representation on 7.1.2009.

Contention of learned counsel is that the State Election

Commission was confronted with the facts, however, verbally it

has been said that the order of postponement shall not be

interfered with.

Issue notice of motion for 31.1.2009.

Respondent No.2, in the meantime, is directed to take a

decision on representation dated 7.1.2009 and place it before this

Court on the next date of hearing.”

Learned counsel for the respondent-State has pointed out that the

State Election Commission, Punjab has sent a communication dated

27.01.2009. The representation made on behalf of the petitioner has been

decided. The following is the operative part of the memo:-

“It is further relevant to mention that State Election

Commission has already decided vide Memo No. SEC-PE-SAP-

2008/16000-16019 dated 21.01.2009 that in all the cases where

the election scheduled to be held on 18.01.2009 was postponed

on account of various reasons, the election is likely be held with

the date of poll as 15.02.2009 with the start of process of

nomination papers from 02.02.2009. Election notification in this

behalf is likely to be issued on 02.02.2009.”

In view of the above, learned counsel for the petitioner states that

no cause of action remains.

CWP No. 227 of 2009 -3-

Disposed of as infructuous as the elections have been scheduled

for 15.02.2009.

31.01.2009                                            (AJAI LAMBA)
shivani                                                   JUDGE