IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 17558 of 2008
DATE OF DECISION : 03.10.2008
Bagicha Singh
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Sameer Sachdeva, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who was declared elected as Panch of Gram
Panchayat, Basti Soun Singh (Gurditi Wala), Tehsil Zira, District Ferozepur,
from the seat reserved for Scheduled Caste category, has filed this petition
under Articles 226/227 of the Constitution of India for setting aside the
election of respondent No.5 as Sarpanch of the Gram Panchayat.
It is the case of the petitioner that the office of Sarpanch of the
aforesaid Gram Panchayat is reserved for Scheduled Caste category and the
petitioner was the only eligible candidate to contest the said election, but
respondent No.5, who according to the petitioner is not a Scheduled Caste,
has been illegally elected as Sarpanch in a meeting of the Panches of the
Gram Panchayat, held on 12.9.2008.
CWP No. 17558 of 2008 -2-
It is not disputed that before being elected as Sarpanch,
respondent No.5 had produced a Caste Certificate, showing him as
belonging to Scheduled Caste. Counsel contends that the said Certificate
was wrongly issued, because it could not have been issued to respondent
No.5, as he belongs to Christian community. In nutshell, the petitioner is
disputing the Caste Certificate of respondent No.5 and then further
disputing the election of respondent No.5 as Sarpanch of the Gram
Panchayat. We are of the opinion that on this ground, the petitioner has to
challenge the election of respondent No.5 as Sarpanch by filing an election
petition, as has been held by this Court in Baljit Singh v. State of Punjab
and others (CWP No. 13643 of 2008, decided on August 22, 2008). In view
of the availability of the remedy of election petition to the petitioner, we are
not inclined to entertain this writ petition.
Dismissed, without prejudice to the right of the petitioner to
avail the remedy of election petition, in accordance with law.
( SATISH KUMAR MITTAL )
JUDGE
October 03, 2008 ( JASWANT SINGH )
ndj JUDGE