IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 18577 of 2008
DATE OF DECISION : 30.10.2008
Jaswinder Singh
.... PETITIONER
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. C.B. Goel, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who is one of the elected Councilors of
Municipal Council, Urmar Tanda, District Hoshiarpur, has filed this petition
under Articles 226/227 of the Constitution of India for quashing the
proceedings of the meeting dated 25.7.2008, in which respondents No.6 and
7 have been declared elected as President and Vice President of the
Municipal Council.
Undisputedly, after the elections, first meeting of the Municipal
Councilors was called on 22.7.2008, under the orders of the Deputy
Commissioner, Hoshiarpur, for the purpose of administering oath and
holding elections of President and Vice President of the Municipal Council.
Municipal Council, Urmur Tanda, consists of 13 Councilors. The said
CWP No. 18577 of 2008 -2-
meeting was attended by 6 Councilors and after administering oath to them,
the meeting was adjourned due to lack of quorum. The second meeting was
convened on 25.7.2008 under the orders of the Deputy Commissioner,
Hoshiarpur, which was attended by 12 Councilors.
The case of the petitioner is that no notice was served upon him
for the said meeting. This is disputed question of fact, which cannot be gone
into in writ jurisdiction. However, the petitioner has an alternative remedy
to question the election of respondents No.6 and 7 by filing election
petition. Since this petition has been filed much after the expiry of limitation
for filing the election petition, therefore, we are not inclined to entertain this
petition. Even otherwise, we do not find any illegality in adjourning the first
meeting for want of quorum and the proceeding of meeting held on
25.7.2008, which was attended by 12 Municipal Councilors, in which
respondents No.6 and 7 were duly elected as President and Vice President.
Dismissed.
( SATISH KUMAR MITTAL )
JUDGE
October 30, 2008 ( JASWANT SINGH )
ndj JUDGE