High Court Punjab-Haryana High Court

Harbans Kaur vs State Of Punjab And Others on 1 December, 2008

Punjab-Haryana High Court
Harbans Kaur vs State Of Punjab And Others on 1 December, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 12835 of 2008
                                         DATE OF DECISION : 01.12.2008

Harbans Kaur
                                                            .... PETITIONER

                                   Versus

State of Punjab and others
                                                        ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. D.S. Pheruman, Advocate,
            for the petitioner.

            Mr. N.D.S. Mann, Addl. A.G., Punjab,
            for respondents No.1 to 4.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner, who contested and elected as Panch of Gram

Panchayat, Village Thothian, District Amritsar, against the seat reserved for

`women’, has filed this petition under Articles 226/227 of the Constitution

of India for quashing the clarification issued by the Government vide its

letter dated 27.5.2008 as well as for setting aside the election of respondent

No.5 as Sarpanch of the Gram Panchayat.

Undisputedly, the office of Sarpanch of the aforesaid Gram

Panchayat is reserved for `women’ category. It is the case of the petitioner

that she is the only elected Panch from the category of `women’ and

respondent No.5, who has been elected as Panch against the seat reserved
CWP No. 12835 of 2008 -2-

for Scheduled Caste (women), being a Scheduled Caste, is not eligible to

contest the election of the office of Sarpanch. This controversy has already

been decided by this Court in CWP No. 13738 of 2008, titled as Sukhjit

Kaur versus State of Punjab and others, decided on 5.8.2008, wherein it has

been held that any woman, whether she is elected as a Panch from General

category, women category or from the reserved category of Scheduled Caste

(women), is fully eligible to contest the election of Sarpanch, if the same is

reserved for `Women’.

Accordingly, in view of the decision of this Court in the

aforesaid CWP No. 13738 of 2008, there is no merit in this petition and the

same is, hereby, dismissed.



                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


December 01, 2008                          ( JASWANT SINGH )
ndj                                              JUDGE