High Court Punjab-Haryana High Court

Amritdeed Kaur vs Sukhdev Singh And Others on 7 May, 2009

Punjab-Haryana High Court
Amritdeed Kaur vs Sukhdev Singh And Others on 7 May, 2009
FAO No.1460 of 2009           -1 -


IN THE PUNJAB AND HARYANA HIGH COURT AT CHANDIGARH


                                     FAO No.1460 of 2009

                                     Date of decision : 7.5.2009


Amritdeed Kaur

                                                        ..Appellant.
Vs.

Sukhdev Singh and others

                                                        ..Respondents.


CORAM: HON'BLE MR.JUSTICE RAKESH KUMAR JAIN


Present :   Mr.H.S.Baath, Advocate for the appellant.

RAKESH KUMAR JAIN, J.

The order passed by Election Tribunal, Tarn Taran dated

16.2.2009 dismissing the election petition filed by appellant has been

challenged in this appeal.

In brief, the facts of the case are that election for the Gram

Panchayat of village Dode, Block Bikhiwind, Tehsil and District Tarn Taran

was held on 26.5.2008. There were 7 posts of Panches, out of which two

posts were for General category, one for General Women, three for SC Men

and one for SC Women. The appellant got 275 votes whereas Dalbir Kaur

wife of Dilbag Singh (respondent No.9) secured 318 votes and was declared

elected. The appellant filed Election Petition unde Section 76 read with

Sections 89 and 108 of Punjab State Election Commission Act, 1994

challenging the election of Sukhdev Singh (respondent No.1) who has been

elected as a Panch in the general category, on the ground that she had
FAO No.1460 of 2009 -2 –

contested from General Category and had secured more votes than him. The

learned Election Tribunal found that the appellant and respondent No.9

had filed nomination papers, which are on record as Ex.P1 and Ex.P2, in the

category of General Women out of which one post was to be filled up. Since

the appellant had secured less votes than respondent No.9, therefore, the

respondent No.9 has been declared elected in the category of General

Women. Aggrieved against the order of the learned Election Tribunal, the

appellant has preferred the present appeal in which vide order dated

30.3.2009 record of the Election Tribunal was summoned.

Sh.H.S.Baath, learned counsel for the appellant has vehemently

argued that even if in the nomination paper Ex.P1, the appellant has

mentioned her category as Woman, she is to be considered in the General

Category because word `Woman’ is not mentioned in the relevant column

provided in the nomination paper (Ex.P1).

I have considered the contention raised by learned counsel for

the appellant and have perused the record.

Nomination paper Ex.P1 pertains to the appellant whereas

nomination paper Ex.P2 pertains to respondent No.9. In both the nomination

papers Ex.P1 and Ex.P2 the word `Woman’ category is mentioned showing

the intention of the appellant as well as respondent No.9 that they were

contesting the election in the category of General Woman and not in the

General category as suggested by the learned counsel for the appellant.

Thus, I do not find any force in the argument raised by counsel

for the appellant in this regard. It appears that after loosing her election in

the General category (Women) at the hands of respondent No.9, the

appellant is trying to shift to General Category through the process of
FAO No.1460 of 2009 -3 –

election petition where the candidates who have been declared elected have

secured less votes than her. I have also asked a pertinent question to the

counsel for the appellant that who else have contested in the category of

General Woman to which counsel for the appellant submits that except for

the two candidates, namely, the appellant and respondent No.9, there is no

other candidate who has contested the election in the General category of

Woman. Thus, I find it to be unbelievable that appellant and respondent

No.9 have contested the election in General Category and there was no

candidate in the village who have contested the election in the category of

General (Woman).

Keeping in view the totality of circumstances, I do not find any

merit in the present appeal and the same is hereby dismissed in limine,

however, without any order as to costs.




                                           (RAKESH KUMAR JAIN)
7.5.2009                                         JUDGE
Meenu