IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13749 of 2008
DATE OF DECISION : 22.08.2008
Bhupinder Kaur
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present: Mr. T.P.S. Bhatti, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner has filed this petition under Articles 226/227 of
the Constitution of India, for setting aside the election of respondent No.4
as Sarpanch of Gram Panchayat, Village Kotli Jamit Singh, Post Office
Isherwal, Tehsil and District Jalandhar, being illegal null and void.
After arguing for some time, counsel for the petitioner states
that in view of the decision of this Court in Baljit Singh v. State of Punjab
and others (CWP No. 13643 of 2008, decided on August 22, 2008),
wherein it has been held that in view of Clause (b) of Article 243-O of the
Constitution of India and Section 76 of the Punjab State Election Act, 1994
(hereinafter referred to as `the Act’), election of Sarpanch is to be challenged
by filing an election petition under section 76 on the grounds mentioned in
CWP No. 13749 of 2008 -2-
Section 89 of the Act, the petitioner may be permitted to withdraw this
petition with liberty to avail the remedy of election petition.
Dismissed as withdrawn with the aforesaid liberty.
However, if the election petition is filed by the petitioner in
accordance with law, the Election Tribunal is directed to decide the same
expeditiously.
( SATISH KUMAR MITTAL )
JUDGE
August 22, 2008 ( DAYA CHAUDHARY )
ndj JUDGE