High Court Punjab-Haryana High Court

Kashmir Singh And Others vs Punjab State Election Commission on 9 September, 2008

Punjab-Haryana High Court
Kashmir Singh And Others vs Punjab State Election Commission on 9 September, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                 C.W.P. No. 12543 of 2008
                                       DATE OF DECISION : 09.09.2008

Kashmir Singh and others
                                                        .... PETITIONERS
                                  Versus
Punjab State Election Commission, Chandigarh and others

                                                     ..... RESPONDENTS

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


Present:    Mr. Rajinder Goel, Advocate,
            for the petitioners.

            Mr. N.S. Virk, Addl. A.G., Punjab,
            for respondents No.1 to 5.

            Mr. M.S. Bedi, Advocate,
            for respondent No.6.

                        ***

SATISH KUMAR MITTAL , J.

The petitioners, who are 4 out of 7 Panches of Gram Panchayat,

village Kaile Kalan, have filed this petition under Articles 226/227 of the

Constitution of India for setting aside the election of respondent No.6 as

Sarpanch of the aforesaid Gram Panchayat, being illegal, null and void, who

was elected as Sarpanch in the meeting held on 16.7.2008.

It is the case of the petitioners that though the meeting dated

16.7.2008 was attended by 6 Panches, but one Panch, namely Sukhwinder

Singh – petitioner No.3, was not permitted to attend the said meeting. In
CWP No. 12543 of 2008 -2-

that meeting, respondent No.6 was illegally declared elected as Sarpanch by

majority of the Panches. It is the further case of the petitioners that

petitioner No.4, who attended the meeting, did not cast vote in favour of

respondent No.6, but her signatures were forged.

Written statement on behalf of respondent No.6 has been filed

in court today. The same is taken on record and its copy has been handed

over to counsel for the petitioners.

In the written statement, filed on behalf of respondents No.2 to

4, a preliminary objection has been taken that the petitioners have the

alternative remedy to challenge the election of respondent No.6 as

Sarpanch, by filing election petition.

We have heard counsel for the parties.

In view of the preliminary objection raised by respondents No.2

to 4 and the fact that the disputed questions of facts are involved, counsel

for the petitioners states that the petitioners may be permitted to withdraw

this petition with liberty to avail the remedy of election petition. Counsel for

the petitioners further submits that since the instant petition was filed after 5

days of the election and now the period of limitation for filing election

petition has expired, therefore, in view of decision of the Hon’ble Supreme

Court in Danda Rajeshwari v. Bodavula Hanumayamma and others,

(1996) 6 SCC 199, the petitioners may be permitted to file election petition

within three weeks from today and in case election petition is filed within

three weeks, the same may be directed to be heard on merits by the Election
CWP No. 12543 of 2008 -3-

Tribunal.

Counsel for respondent No.6 states that he has no objection if

the petitioners are permitted to file election petition.

After hearing counsel for the parties and going through the

aforesaid judgment of the Supreme Court, we permit the petitioners to

withdraw this writ petition with liberty to file an election petition under

Section 76 read with Section 89 of the Punjab State Election Commission

Act, 1994, challenging the election of respondent No.6.

Dismissed as withdrawn with the aforesaid liberty.

If the election petition is filed by the petitioners within a period

of three weeks from today, the Election Tribunal is directed to entertain and

decide the same on merits, expeditiously.




                                          ( SATISH KUMAR MITTAL )
                                                  JUDGE


September 09, 2008                           ( JASWANT SINGH )
manoj/ndj                                          JUDGE