IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13874 of 2008
DATE OF DECISION : 22.08.2008
Gurvinder Singh and others
.... PETITIONERS
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present: Mr. Sukhdeep S. Sandhu, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners, who are Panches of Gram Panchayat Village
Tarkhanwala, Block and Tehsil Malout, District Muktsar, and are in
majority, have filed this petition under Articles 226/227 of the Constitution
of India, for setting aside the election of respondent No.8 as Sarpanch, on
the ground that in spite of the fact that the petitioners were present at the
time and place of the meeting held on 26.7.2008, they were not permitted to
attend the meeting and respondent No.8 was wrongly declared elected, even
though he was not having the majority.
After arguing for some time, counsel for the petitioners states
that in view of the disputed questions of facts raised in this writ petition and
further in view of the decision of this Court in Baljit Singh v. State of
CWP No. 13874 of 2008 -2-
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
Section 89 of the Act, the petitioners 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Dismissed as withdrawn with the aforesaid liberty.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 petitioners 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