High Court Punjab-Haryana High Court

Jaswant Singh vs State Of Punjab And Others on 12 November, 2008

Punjab-Haryana High Court
Jaswant Singh vs State Of Punjab And Others on 12 November, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                           C.W.P. No.11847 of 2008

                           DATE OF DECISION: NOVEMBER 12, 2008

Jaswant Singh
                                                        .....PETITIONER
                                Versus

State of Punjab and others
                                                      ....RESPONDENTS


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

Present:    Mohd. Saleem, Advocate,
            for the petitioner.

            Mr.M.S. Sindhu, Addl.A.G.,Punjab,
            for respondents No.1 to 5.
                   ..

SATISH KUMAR MITTAL, J. (ORAL)

In view of the direction issued vide order dated October 21,
2008, Shri V.K. Ohri, Deputy Commissioner, Sangrur is present in the
court. He explained the position in which the record could not be produced
on the last date of hearing. He has stated that due to miscommunication, the
record could not be produced in this court and for that he tendered his
apology to this court. The record has been produced today in the court. We
have perused the record.

In this case, the petitioner alleged that he contested the election
of Gram Panchayat of Village Nangla as a candidate against the seat
reserved for Scheduled Caste, whereas in the election result he was illegally
declared defeated by treating him as a candidate against the seat meant for
General Category. In support of his contention, the petitioner has placed on
record the Scheduled Caste Certificate (Annexure P1) issued to him by
Tehsildar, Lehra, according to which the petitioner belongs to Ramdasia
Sikh caste, which, as per the Punjab Government notification, is a
Scheduled Caste. The petitioner has also relied upon the check list of the
nomination papers appears to have been prepared by the Returning Officer
C.W.P. No.11847 of 2008 -2-
in which from the petitioner an amount of Rs.50/- was accepted as a security
for filing the nomination papers.

On the basis of averments made by the petitioner in this
petition, notice of motion was issued and thereafter the written statement
has been filed on behalf of respondents No.1,3,4 and 5. In the written
statement, a definite stand has been taken that the petitioner had contested
the election of Panch of Gram Panchayat of Village Nangla as a General
Category candidate and not as a Scheduled Caste candidate. It has also been
stated that in the Village Gram Panchayat, three seats of Panches were
reserved for Scheduled Castes category, out of which, one seat was reserved
for Scheduled Caste (Woman), and against the said three seats, three
candidates who secured more votes in that category, have been declared
elected. The candidature of the petitioner was considered against the seat
meant for General Category and since he had secured lesser votes, therefore,
he was declared defeated.

During the course of hearing on September 17, 2008, when the
counsel for the petitioner insisted that actually the petitioner had filed his
nomination papers against the seat reserved for Scheduled Caste category,
we directed the respondents to produce the record. Today the record has
been produced. We have perused the original nomination paper filled up by
the petitioner. We find that the petitioner had filed his nomination paper as a
General Category candidate because with the nomination paper he has not
annexed the declaration in Form IV-A as required under sub-rule (2) of Rule
9 of the Punjab Panchayat Election Rules, 1994 (hereinafter referred to as
`the Rules’). Not only the petitioner has failed to file such declaration, but
he has also not filed a Scheduled Caste certificate with the nomination
paper. These facts clearly indicate that the petitioner did not nominate
himself as a candidate against the seat reserved for Scheduled Caste
category.

Counsel for the petitioner put much reliance on the fact that the
petitioner had deposited an amount of Rs.50/- as a security at the time of
filing his nomination paper. Though this fact has been disputed and it has
been stated that the petitioner had deposited an amount of Rs.100/-, in spite
of that, in our opinion, this fact is irrelevant because once a Scheduled Caste
candidate files his nomination paper against the seat meant for General
C.W.P. No.11847 of 2008 -3-
Category or against the seat reserved for Scheduled Caste category, he is
required to deposit only an amount of Rs.50/- because that concession has
been given to the persons belonging to Scheduled Caste community, as
provided in the Proviso to sub-rule (5) of Rule 9 of the Rules. Since as per
Section 55 of the Punjab State Election Commission Act, 1994, there is no
bar for a Scheduled Caste candidate to contest against the seat meant for
General Category, therefore, though the petitioner belongs to Scheduled
Caste, but since he had filed his nomination paper as a General Category
candidate, therefore, he was rightly considered in the election as a General
Category candidate and no irregularity was committed while declaring him
defeated.

In view of the above, there is no merit in the petition and the
same is hereby dismissed.


                                      (SATISH KUMAR MITTAL)
                                               JUDGE



November 12, 2008                        ( JASWANT SINGH )
vkg                                            JUDGE