IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
CWP NO. 15039/2008
Date of Decision:17.11.2008.
Jang Bahadur
..........Petitioner.
Versus
U.T.Chandigarh and others
..........Respondents.
CORAM: HON'BLE MR.JUSTICE SATISH KUMAR MITTAL
HON'BLE MR.JUSTICE JASWANT SINGH.
Present: Mr. Vishal Garg,Advocate for the petitioner.
Mr. Deepak Sibal,Advocate for the respondents.
JASWANT SINGH,J.
The petitioner, an elected Panch belonging to the scheduled
caste category, has filed the present writ petition under Article 226 of the
Constitution of India seeking a writ in the nature of mandamus directing the
respondents to appoint him as a Sarpanch of Village Mauli Jagran, U.T.
Chandigarh as the said vacant seat of Sarpanch is reserved for scheduled
caste category and he being the only eligible and available Panch.
Briefly, the facts are that the election of 9 Panches of the Gram
Sabha Mauli Jagran were held in November 2003. The office of Sarpanch,
vide notification dated 5.12.2003 (Annexure P/1) was reserved for
scheduled caste category. Om Parkash, elected Panch who belonged to
scheduled caste category was elected as Sarpanch by the members of the
Gram Panchayat. However, Om Parkash, Sarpanch and the other scheduled
caste Panch, namely, Rulda Ram were removed in the year 2007. The
CWP NO. 15039/2008 2
petitioner contested the bye-election held in the year 2006 for the post of
Panch against a general category seat vacated by one Kesar Singh, Panch
and was declared elected on 22.12.2006. Since the petitioner belonged to a
scheduled caste category,on his application, he was issued a scheduled caste
certificate dated 11.8.2008. Mr.Jagdeep Singh, Panch has been working as
an acting Sarpanch since 2004 (due to suspension and subsequent removal
of Om Parkash, Sarpanch), having been elected as such by majority of the
Panches. The petitioner on the strength of his scheduled caste certificate
dated 11.8.2008 represented to the authorities for appointing him as
Sarpanch as the office of Sarpanch is reserved for a scheduled caste
candidate and he being the sole eligible and available candidate. As no
action was taken on his representation, the petitioner has filed the instant
writ petition.
Respondents, upon notice, filed their reply and have averred
that as per the scheduled caste certificate dated 11.8.2008 (Annexure P/3)
issued by Tehsildar, Panchkula, the petitioner has been shown to be a
resident of H.No.210, Village Budunpur, Panchkula and therefore, he has
rendered himself ineligible even for the post of Panch, much less claiming
himself to be appointed as Sarpanch as he cannot be on the electoral rolls of
two places i.e. Panchkula and Mauli Jagran, U.T. Chandigarh, particularly
when these two places are in different States. It has been further averred
that Jagdeep Singh, Panch who was acting as Sarpanch since 2004 has been
suspended on 7.2.2008 on the ground that he is facing a criminal trial. It
has been further stated that general elections for the constitution of a new
Gram Panchayat are due to be held in December 2008 and as per Section 22
of the Punjab Panchayati Raj Act,1994 (as applicable to U.T. Chandigarh),
CWP NO. 15039/2008 3
it is not necessary to hold an election for the office of Panch/ Sarpanch if the
remainder term is less than six months before the next general elections. It
has been further averred that the process for holding general elections of
all the Gram Panchayats of U.T., Chandigarh including Mauli Jagran has
started and the petitioner would be at liberty to contest the election of
Sarpanch in the forthcoming general elections.
After hearing the learned counsel for the parties and perusing
the stand taken by the respondents in the written statement, we are of the
opinion that no mandamus can be issued for directing the respondents to
appoint the petitioner as Sarpanch, at this stage, as he shall be free to
contest for the office of Sarpanch in the ensuring general elections of the
Gram Panchayat.
In view of the above, we find no ground to interfere in the
matter in exercise of our writ jurisdiction under Article 226 of the
Constitution of India.
Dismissed.
(Jaswant Singh)
Judge
17.11.2008. (Satish Kumar Mittal)
joshi Judge
CWP NO. 15039/2008 4