CIVIL WRIT PETITION NO.15826 OF 2007 :{ 1 }:
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
DATE OF DECISION: FEBRUARY 02, 2009
Harninder Singh
.....Petitioner
VERSUS
Financial Commissioner (Appeals-I), Punjab, Chandigarh
and another
....Respondents
CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
PRESENT: Mr. M. L. Saini, Advocate,
for the petitioner.
Mr. Parveen Chander Goyal, Addl.A.G., Punjab,
for respondent No.1.
Mr. K. S. Grewal, Advocate,
for respondent No.2.
****
RANJIT SINGH, J.
The petitioner and respondent No.2 were the candidates
for appointment as Lambardar of village Hansali. After considering
the merits of respective candidates, Collector appointed respondent
No.2 as Lambardar. This order was challenged by the petitioner
before Commissioner, Patiala Division, Patiala. The appeal was
accepted and the case was remanded back to Collector for
CIVIL WRIT PETITION NO.15826 OF 2007 :{ 2 }:
reconsidering the merit of the petitioner and respondent No.2. This
order was then impugned by respondent No.2 by filing a revision
before Financial Commissioner, who accepted the same and set-
aside the order passed by the Commissioner. That is how the
petitioner is now before this Court through the present writ petition.
Learned counsel for the petitioner, by making reference to
the qualification of petitioner as well as respondent No.2 as noticed
by the Collector, made an attempt to show that the petitioner is more
meritorious and hence, should have been appointed by the Collector
as Lambardar of the village. The Commissioner, while interfering with
the order passed by the Collector, took a view that the petitioner was
more meritorious. Commissioner also noticed that the candidature of
the petitioner was primarily rejected on the ground that he was found
to be in illegal possession of Panchayat land, as per the order
passed on 21.3.1996. The Commissioner has ignored this order
simply on the ground that the petitioner was allowed to contest the
Panchayat election and he remained Sarpanch of the Village from
June 1998 to June 2003. Finding this to be contradictory, he has
remanded the case for reconsideration to the Collector. The Financial
Commissioner has rightly interfered with this order of remand by
noticing that the petitioner was in illegal possession of the Panchayat
land in the year 1995-96 and submission that this aspect was to be
seen at the time of application i.e. in April 2005, would not make
much difference. If a person has been in illegal possession of
Panchayat land, then this fact would certainly go against him for
appointment as Lambardar. The order passed by Collector did not
suffer from any infirmity or perversity to call for interference by the
CIVIL WRIT PETITION NO.15826 OF 2007 :{ 3 }:
Commissioner and he was not justified in remanding the case back
to the Collector. Financial Commissioner, while accepting the
revision has observed that the Collector had preferred a person who
was free from stigma and as such, Commissioner was not justified in
interfering with the said order. The view taken by the Financial
Commissioner is legal and otherwise justified and as such, would not
call for any interference.
Dismissed.
February 02, 2009 ( RANJIT SINGH ) khurmi JUDGE