IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 14692 of 2008
DATE OF DECISION : 21.08.2008
Kaushalya Bai and others
.... PETITIONERS
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present: Mr. G.S. Ghuman, Advocate, for
Mr. R.S. Rana, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners have filed this petition under Articles 226/227
of the Constitution of India, challenging the election of respondents No.7
and 8 as Panches of Gram Panchayat, Village Parbhat Singh Wala Uttar,
Tehsil Jalalabad, District Ferozepur, on the ground that they did not file any
nomination paper but have been illegally declared elected being unopposed.
After hearing counsel for the petitioners, we are of the opinion
that in view of Clause (b) of Article 243-O of the Constitution of India and
Section 74 of the Punjab State Election Commission Act, 1994 (hereinafter
referred to as `the Act’), the election of Panch can only be challenged by
filing election petition, which can be filed under Section 76 read with
CWP No. 14692 of 2008 -2-
Section 89 of the Act.
Dismissed.
However, it will be open for the petitioners to avail the said
remedy.
( SATISH KUMAR MITTAL )
JUDGE
August 21, 2008 ( DAYA CHAUDHARY )
ndj JUDGE