High Court Punjab-Haryana High Court

Charanjit Kaur vs State Of Punjab And Others on 4 August, 2008

Punjab-Haryana High Court
Charanjit Kaur vs State Of Punjab And Others on 4 August, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                    C.W.P. No. 13651 of 2008
                                          DATE OF DECISION : 04.08.2008

Charanjit 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. G.S. Singpuria, Advocate,
             for the petitioner.

                                 ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner, who has been elected as Panch of Gram

Panchayat, Village Kot Lalu, Tehsil and District Mansa, has filed this

petition under Articles 226/227 of the Constitution of India for issuing

directions to respondents No.2 and 3 to hold the election of Sarpanch in

accordance with the provisions of the Punjab Panchayati Raj Act, 1994

which has not been conducted so far and the meeting called for the said

purpose was adjourned thrice, without any justification. It is the case of the

petitioner that till date, the election of Sarpanch has not been held.

Notice of motion.

On our asking, Mr. K.S. Dadwal, Additional Advocate General,
CWP No. 13651 of 2008 -2-

Punjab, who is present in Court, accepts notice on behalf of respondents

No.1 to 3.

We have heard counsel for the parties.

In a similar case i.e. CWP No. 12694 of 2008, titled as Gurmeet

Singh versus State of Punjab and others, decided on July 23, 2008, this

Court has issued general directions to conduct the election of the Sarpanch

in accordance with the provisions of the Punjab Panchayati Raj Act, 1994.

Keeping in view the said direction, we dispose of this petition

with a direction to respondents No.2 and 3 that if the election of Sarpanch

of Gram Panchayat, Village Kot Lalu, Tehsil and District Mansa has not

been held so far, the same be conducted within a period of ten days, in

accordance with the directions, already given by this Court in CWP No.

12694 of 2008. It is further directed that election of the Sarpanch will be

held in the Village itself and not in the office of the BDPO.

Copy of this order be given dasti to counsel for the petitioner,

under the signatures of the Bench Secretary.




                                        ( SATISH KUMAR MITTAL )
                                                 JUDGE



August 04, 2008                            ( DAYA CHAUDHARY )
ndj                                               JUDGE