High Court Punjab-Haryana High Court

Balbir Singh vs State Of Haryana And Others on 14 December, 2009

Punjab-Haryana High Court
Balbir Singh vs State Of Haryana And Others on 14 December, 2009
C.W.P. No.16733 of 2009 (O&M)                 -1-

     IN THE HIGH COURT FOR THE STATES OF PUNJAB
             AND HARYANA AT CHANDIGARH

                              C.W.P. No.16733 of 2009 (O&M)
                              Date of Decision: 14.12.2009


Balbir Singh                                  ....Petitioner

                               Versus

State of Haryana and others                   ....Respondents

Present: Mr. Jagdeep Singh, Advocate for
Mr. G.S. Sandhu, Advocate
for the petitioner.

Mr. D.S. Nalwa, Addl. A.G., Haryana.

Mr. Sanjiv Gupta, Advocate
for respondent Nos.4 to 11.

CORAM:HON’BLE MR. JUSTICE K. KANNAN

1. Whether Reporters of local papers may be allowed to see the
judgment ? Yes

2. To be referred to the Reporters or not ? Yes

3. Whether the judgment should be reported in the Digest? Yes

-.-

K. KANNAN J.(ORAL)

C.M. Nos.19651-52 of 2009

Applications are allowed as prayed for.

C.W.P. No.16733 of 2009 (O&M)

1. The writ petition challenges the notice called at the

instance of the Block Development and Panchayat Officer to all

the Panches of the Gram Panchyat, Bansa on 23.10.2009 calling

for a meeting to consider the removal of the present Sarpanch, Sh.

Balbir Singh brought at the instance of the Members to hand over
C.W.P. No.16733 of 2009 (O&M) -2-

charge having majority on the basis of affidavits given by

majority of persons expressing no confidence against the

petitioner.

2. It is an admitted case that one Balwan Singh had been

the Sarpanch of the Gram Panchayat, Bansa and he had been

removed from his post by the Director on proof of some charges

against him in the manner provided under Section 51(3) of the

Haryana Panchayati Raj Act, 1994. On his being removed, one

Veer Kaur had been handed over charge on 22.12.2008. She had

died in harness on 04.05.2009 and by the post that fell vacant, the

petitioner had been handed over charge on 01.06.2009 as a person

commanding majority in the Gram Panchayat. The contention of

the petitioner was that the provision for removal of a Sarpanch

through a No Confidence Motion was deleted by an amendment,

which was made by notification on 19.10.2000. By amendement

to Rule 10 of the Haryana Panchayati Raj Rules, 1995, a

provision for No Confidence Motion was retained only against

Chairman, Vice Chairman, President and Vice President and

hence, the contention of the learned counsel appearing for the

petitioner was that after the amendment to the Rules that had been

brought-forth, there could not have been a meeting of No

Confidence Motion for removal of a Sarpanch and therefore, the

proposed meeting called by the Block Development and

Panchayat Officer was illegal and liable for judicial intervention.
C.W.P. No.16733 of 2009 (O&M) -3-

3. The petitioner has a second string to the bow as it were

by urging that Section 6 of the Haryana Panchayati Raj Act, 1994

contemplates “filling up of a casual vacancy” that arises by death,

resignation, removal or otherwise of a Panch or a Sarpanch and

he shall be elected in the manner as may be prescribed.

According to him, Section 2(x) refers to a “casual vacancy” as a

vacancy occuring otherwise than by efflux of time. According to

him, the vacancy that arose on account of the removal of Balwan

Singh and subsequently the death of Veer Kaur was in the nature

of casual vacancy and once, he was appointed to hold charge of a

Sarpanch, he cannot be removed till the balance of period that

remained for the office of the Sarpanch.

4. This contention of the petitioner is refuted by the

learned counsel appearing for the Block Development and

Panchyat Officer and for the private respondents, who are

Panches of the Panchayat. Their contention is that the

appointment of Veer Kaur was not in a post as a Sarpanch but it

took place in the manner contemplated under Section 51(6)(i),

which reads as follows:

“6. Any Sarpanch or Panch, as the case may be, removed

under sub-section (3) shall hand over the records, money

or any other property of the Gram Panchayat in his

possession or under his control:

(i) if he is Sarpanch to a Panch commanding
C.W.P. No.16733 of 2009 (O&M) -4-

majority in the Gram Panchayat.

4. According to him, the legislature does not employ the

expression that a person handed over the records, money or any

other property of the Gram Panchayat shall be himself called a

Sarpanch. It merely contemplates situation of a person

commanding majority in the Gram Panchayat to take charge of

records, money etc. The petitioner, who came in the vacancy that

was caused by the sudden death of Veer Kaur could again hold

the very same position, which Veer Kaur herself held, namely,

that he was to be merely treated as a Panch having charge of the

records, money and other property of the Gram Panchayat and

cannot be treated as a Sarpanch. According to the learned

counsel appearing for the respondents, the Sarpanch is not a

person, who shall be elected by the Panches but on the other hand

he shall be a person who shall be declared by the Returning

Officer from amongst the Panches who has polled the maximum

votes. Rule 70 of the Haryana Panchayati Raj Election Rules,

1995 reads as follows:

“70. Declaration of results.–(1) The Returning Officer
(Panchayat) or the Assistant Returning Officer
(Panchayat) shall-

(a) declare to be elected the candidate for the
office of Panch who has secured the largest
number of valid votes and certify the return of
election in Form 18. Similarly the result of
Sarpanch shall also be declared forthwith but
if there are more than one polling stations in
the sabha area the result sheets for the office
of Sarpanch shall be sent to the Polling
C.W.P. No.16733 of 2009 (O&M) -5-

Station presided over by the Presiding Officer
nominated by the District Election Officer
(Panchayat) for this purpose, on the same day
who shall, after compiling the result sheets in
Form 19 declare forthwith the candidate who
received the largest number of valid votes
elected as Sarpanch. For the purpose of
declaration of result for the office of Panch
and Sarpanch, the Presiding Officer shall be
deemed to be Returning Officer and in case of
more than one polling stations in the sabha
area, nominated Presiding Officer shall be
deemed to be the Returning Officer for
declaration of result for the office of
Sarpanch;

(b) send [from the place specified in clause (e) of
rule 24] the result sheet for the offices of
members of Panchayat Samiti and Zila
Parishad to the concerned Returning Officer
for Panchayat Samiti at blocl level and to the
Deputy Commissioner respectively;

(c) for the selection of member of Panchayat
Samiti, compile all the result sheets in Form
16 and prepare Form 20 and declare the
candidate, who received the largest number of
valid votes elected and shall certify the return
of election in Form 20; and

(d) for the election of member of Zila Parishad,
compile the result sheets in Form 17 and
prepare Form 21 and declare the candidate,
who received the largest number of valid
votes elected and shall certify the return of
election in Form 21.

(2) The Returning Officer (Panchayat) or the officer
authorized by him shall send the signed copy of
the returns under this rule to the District Election
Officer (Panchayat) and to the State Election
Commissioner.

5. The filling up of vacancy, which Section 6

contemplates, according to the learned counsel appearing for the

respondents, should be taken in the context of how Rule 70 refers
C.W.P. No.16733 of 2009 (O&M) -6-

to declaration of a result and cannot be treated as arising in the

manner which Section 51(6) provides for.

6. In my view, the proper understanding of these

provisions will have to be made only in the context of a rule of

interpretation that when the legislature employs two distinct

provisions for filling up a vacancy, they must be understood as

arising under two different situations. If the manner of filling up

of casual vacancy should be understood as including every case

of a vacancy falling on account of death or removal of a

Sarpanch, then it should be understood as being elected in the

manner as may be prescribed. The prescribed manner is what

should be understood in the manner that Rule 70 provides. On

the other hand, the prescribed manner cannot be understood as

arising through a situation to which Section 51(6) operates.

Section 51(6) merely refers to handing over of the records and

does not employ the expression “elected in the manner as may be

prescribed” used in Section 6 of the Act.” Section 6 and 51(6)

employs dissimilar expressions and they cannot, therefore,

overlap. They must be understood as addressing two different

situations. The post, which the petitioner held cannot be taken to

be a Sarpanch as such, but it should be taken to be post allowing

him to hold the records, money and other property of the Gram

Panchayat by his ability to command the majority in the Gram

Panchayat. It may be that a No Confidence Motion cannot be
C.W.P. No.16733 of 2009 (O&M) -7-

brought against him by virtue of the amendment to Rule 10, if he

had been a Sarpanch. I have held that he did not hold the post as

a Sarpanch to which alone the amended provisions of Rule 10

would operate. What is possible of an elected Sarpanch to

contend in a meeting that there cannot be a No Confidence

Motion, can not avail to a person that holds charge of records,

property, etc. The impugned notice is not liable for challenge in

the manner made by the petitioner and the writ petition ought to,

therefore, fail.

7. The writ petition is dismissed. No costs.

(K. KANNAN)
JUDGE
December 14, 2009
Pankaj*