High Court Punjab-Haryana High Court

Gurmeet Singh vs Union Of India And Others on 12 August, 2009

Punjab-Haryana High Court
Gurmeet Singh vs Union Of India And Others on 12 August, 2009
IN THE HIGH           COURT       OF   PUNJAB      AND      HARYANA        AT
CHANDIGARH.

            CIVIL WRIT PETITION NO. 12194 OF 2009

            DATE OF DECISION : August 12, 2009.

                   Parties Name

Gurmeet Singh
                                       ...PETITIONER
     VERSUS
Union of India and others
                                       ...RESPONDENTS


CORAM:      HON'BLE MR. JUSTICE JASBIR SINGH


PRESENT: Mr. V.K. Sharma,
         Advocate, for the petitioner.


JASBIR SINGH, J. (oral)



ORDER:

By filing this writ petition, petitioner has laid challenge to the

election of respondents No. 5 to 8 as Members of Custom and Central

Excise Gazetted Officers Association, Chandigarh Zone, Chandigarh. It is

contention of counsel for the petitioner that voting right was extended to

those employees of the Custom and Central Excise Department, who were

not eligible to cast vote. Counsel further states that before election,

Constitution was amended without taking permission from the competent

authority. Be that as it may, during arguments, it transpires that a defeated

candidate had already sent representations (P-12 and P-13), raising similar

objections to the higher authorities. The petitioner may, if so advised, file a

representation detailing his objections before the competent authority, as

mentioned in this writ petition. If he does so within fifteen days from today,

the competent authority shall decide representation of the petitioner, along
CIVIL WRIT PETITION NO. 12194 OF 2009 -2-

with representations P-12 and P-13 , filed by a defeated candidate, by

passing a speaking order. Before passing any order, opportunity of hearing

be granted to the affected parties. Needful be done within a period of three

months from today. Writ petition stands disposed of accordingly.

( Jasbir Singh )
Judge
August 12, 2009.

DKC