High Court Punjab-Haryana High Court

Harminder Kaur @ Mohinder Kaur vs State Of Punjab & Others on 30 January, 2009

Punjab-Haryana High Court
Harminder Kaur @ Mohinder Kaur vs State Of Punjab & Others on 30 January, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                              Civil Writ Petition No.14411 of 2007
                                    Date of Decision: January 30, 2009


Harminder Kaur @ Mohinder Kaur
                                                         .....PETITIONER(S)

                                  VERSUS


State of Punjab & Others
                                                        .....RESPONDENT(S)
                              .        .    .


CORAM:              HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -          Mr. D.V. Sharma, Senior Advocate,

with Mr. Harit Sharma, Advocate, for
the petitioner.

                    Mr.   H.S.  Brar,                Deputy   Advocate
                    General,   Punjab,                for   respondent
                    Nos.1 to 3.

                    Mr. Sushant Batish,                 Advocate,   for
                    respondent No.4.


                              .        .    .

AJAI LAMBA, J (Oral)

                    This     petition           filed      under   Article

226/227    of     the   Constitution            of    India    prays     for

quashing        Order   dated      18.10.2006           (Annexure       P-8)

passed     by    the    Special        Secretary,          Government     of

Punjab,         Department        of       Rural        Development        &

Panchayats, Punjab (exercising powers of Government)

under the Punjab Panchayati Raj Act, 1994.

It has been pleaded in the petition

that petitioner is the widow of an Ex-serviceman

late Sardar Sarwan Singh. The petitioner is resident
CWP No.14411 of 2007 [2]

of village Dhani Pind, Block Rurka Kalan, Tehsil

Nakodar, District Jalandhar. A stadium was to be

constructed in the village. Some money was received

for that purpose from the Government and some money

was received under the MPLAD fund/ scheme. The

petitioner approached the gram panchayat that she is

willing to donate for the construction/ maintenance

and extension of the stadium for the benefit of the

young population of the village in order to boost

sports activities. However, a condition was laid by

the petitioner to the effect that the stadium be

named after her husband, in his memory.

It has been highlighted that husband

of the petitioner had served the cause of Nation as

he fought 1965 war and 1971 war for the Country. It

seems that the gram panchayat passed a resolution on

23.4.2003 thereby unanimously resolving to accept

the donation and to name the stadium after Sardar

Sarwan Singh Kooner. Land was to remain in the name

of gram panchayat. The resolution has been placed on

record as Annexure P-1.

Because the resolution was passed, the

petitioner donated a sum of Rs.8 lac during the

period April 2003 to August 2003.

In June 2003, election to the gram

panchayat were held and another person was elected

as Sarpanch who, it seems, did not see eye to eye

with the former Sarpanch under whose chairmanship,

resolution Annexure P-1 had been passed. On the
CWP No.14411 of 2007 [3]

constitution of new panchayat, resolution dated

4.11.2003 was passed wherein it was resolved that

name of the stadium in the name of husband of the

petitioner is not in public interest, resolution

therefore be rescinded. Resolution dated 4.11.2003

has been placed on record as Annexure P-4. It seems

that issue was raised before the Director for

cancelling resolution Annexure P-4. The matter was

heard by the authority and it was found that

resolution dated 23.4.2003 was in accordance with

law and was upheld. Subsequent resolution dated

4.11.2003 (Annexure P-4) was set aside. Director,

however, named three members committee for spending

the donations to be given by the petitioner. Copy of

order dated 12.5.2005 passed by the Director has

been placed on record as Annexure P-5.

The matter was carried in appeal to

respondent No.2. Respondent No.2, vide impugned

order dated 18.10.2006 (Annexure P-8) reversed the

decision of the Director. The relevant portion is

extracted as under:-

“after hearing the arguments of both the parties and
perusing the record on file, it is clear that stadium in the
village had been constructed with the help of
Government grant and panchayat funds but Smt.

Mohinder Kaur by giving some amount as donations
got it named on the name after her husband who was an
ex-serviceman but he has not done any extra ordinary
work in the village. Naming the stadium, which has
been constructed on the land of the Panchayat, after the
name of a private person is not legally correct and the
consent of the residents of the village and the Gram
Sabha was necessary to name the stadium. Decision of
Gram Panchayat taken vide resolution dated 4.11.2003
is correct and the decision which had been taken vide
resolution dated 23.4.2003 is incorrect. Therefore, I
accept the petition and set aside resolution dated
CWP No.14411 of 2007 [4]

23.4.2003 and upheld resolution dated 4.11.2003.”

In view of what has been said in the

extracted portion of impugned order, there has been

a subsequent development in so much as during the

pendency of this writ petition, on 22.9.2008, the

new panchayat was required to consider that in case

the stadium is not to be named in the name of

husband of the petitioner, then the gram panchayat

will itself assess the amount paid by the petitioner

and the same would be refunded to her. In view of

resolution, it seems that the matter was considered

by the present panchayat in meeting held on

21.11.2008. The resolution has been placed on record

as Annexure A-1 and A-2. It has been resolved by the

present panchayat that the gram panchayat agreed

with resolution dated 23.4.2003. It has been

unanimously resolved that the stadium should be

named as “Sardar Sarwan Singh Kooner Memorial

Stadium”.

In view of the observations made in

the impugned order, the matter was even carried to

the gram sabha. Even the gram sabha had resolved

vide Annexure A-2 dated 31.12.2008 that stadium be

named as Sardar Sarwan Singh Kooner Memorial

Stadium.

Essentially, the gram panchayat is a

democratic body, however, is constituted under the

provisions of the Punjab Panchayati Raj Act, 1994.


The    funds        received       by   the    panchayat           are        to    be
 CWP No.14411 of 2007                                      [5]



utilised in a regulated manner. There is supervisory

and superintending control over the affairs of the

gram panchayat. It would be a matter of policy, in

the facts and circumstances of the case, to name the

properties of gram panchayat in the name of persons

who make donation or in memory of a person whose

name is suggested by a person who makes the

donation.

Considering various dimensions of the

case, this matter is remitted back to respondent

No.2 to consider the matter afresh in view of

resolution passed by the gram panchayat on

21.11.2008 (Annexure A-1) and gram sabha on

31.12.2008 (Annexure A-2).

The parties would be heard before any

final order is passed. Final decision on the issue

be taken within six weeks from the date of receipt

of a copy of the order.

Parties may appear before respondent

No.2 on 10.2.2009.

This petition is disposed of in the

above terms.


                                                          (AJAI LAMBA)
January 30, 2009                                             JUDGE
avin