High Court Punjab-Haryana High Court

Manjit Kaur vs Punjab State Election Commission on 26 September, 2008

Punjab-Haryana High Court
Manjit Kaur vs Punjab State Election Commission on 26 September, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                          C.W.P. No. 10666 & 10667 of 2008
                                          DATE OF DECISION : 26.09.2008

Manjit Kaur
                                                          .... PETITIONER

                                   Versus

Punjab State Election Commission, Chandigarh and others

                                                       ..... RESPONDENTS

                                                  C.W.P. No. 10668 of 2008
                                          DATE OF DECISION : 26.09.2008

Balwinder Kaur
                                                          .... PETITIONER

                                   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. R.S. Bajaj, Advocate,
              for the petitioners.

              Mr. N.D.S. Mann, Addl. A.G., Punjab,
              for the respondents.

                          ***

SATISH KUMAR MITTAL , J.

This order shall dispose of Civil Writ Petitions No. 10666 to

10668 of 2008. CWPs No. 10666 and 10667 of 2008 have been filed by
CWP No. 10666 of 2008 -2-

Manjit Kaur, who was a candidate for the election of Panch of Gram

Panchayat, Village Rohjari, District Jalandhar, from the seat reserved for

Scheduled Caste (Women). CWP No. 10668 of 2008 has been filed by

Balwinder Kaur, who had withdrawn her nomination paper for contesting

the election of Panch from the aforesaid reserve seat.

In all these three petitions, the petitioners have prayed for

quashing three separate orders dated 24.5.2008, whereby Additional Deputy

Commissioner (General) Jalandhar, while rejecting the nomination papers of

Smt. Bholi, Smt. Kiran and Smt. Paramjit Kaur, filed by them to contest the

election for the post of Panch from the seat reserved for Scheduled Caste

(Women), ordered to countermand the poll only to the post of Panch

reserved for Scheduled Caste (Women). The petitioners have further prayed

for issuing direction to the official respondents to declare Smt. Manjit Kaur

(petitioner in CWPs No. 10666 and 10667 of 2008) as elected unopposed to

the post of Panch reserved for Scheduled Caste (Women).

In the present case, as per Section 10 of the Punjab Panchayati

Raj Act, 1994 (hereinafter referred to as `the Act’), the aforesaid Gram

Panchayat consists of 5 Panches. As per Section 11 of the Act, one seat of

Panch is reserved for General, one for Women, one for Backward Class, one

for Scheduled Caste and one for Scheduled Caste (Women).

For the post of Panch, reserved for Scheduled Caste (Women),

6 nomination papers were filed i.e. by Manjit Kaur (petitioner in CWPs No.

10666 and 10667 of 2008), Balwinder Kaur (petitioner in CWP No. 10668
CWP No. 10666 of 2008 -3-

of 2008), Krishna, Bholi, Kiran and Paramjit Kaur. However, Balwinder

Kaur and Krishna withdrew their candidature on 19.5.2008. After scrutiny,

in spite of the objections raised by Manjit Kaur and Balwinder Kaur,

nomination papers of Bholi, Kiran and Paramjit Kaur were accepted.

Aggrieved against the acceptance of the nomination papers of

Bholi and Kiran, petitioner Manjit Kaur filed CWPs No. 8879 and 8907 of

2008, seeking direction to respondent No.5 to reject their nomination

papers. Similarly, aggrieved against the acceptance of the nomination paper

of Paramjit Kaur, petitioner Balwinder Kaur filed CWP No. 8909 of 2008,

seeking the same direction.

All the aforesaid three petitions were disposed of by this Court

on 22.5.2008, with a direction to respondent No.3 to consider and decide the

representation filed by the petitioners in accordance with law, before

24.5.2008. In pursuance of the said direction, respondent No.3 passed the

impugned orders and held that the Returning Officer has wrongly accepted

the nomination papers of the aforesaid three persons. Consequently, their

nomination papers were rejected and countermanding of the poll only to the

post of Panch, reserved for Scheduled Caste (Women) was ordered.

A perusal of the impugned orders reveals that the nomination

paper of Smt. Bholi was rejected on the ground that her husband Darshan

Ram is in unauthorized occupation of the Panchayat land and a case for his

eviction is pending in the Court of Collector, Jalandhar, therefore, Smt.

Bholi was ineligible to contest the election. The nomination paper of Smt.
CWP No. 10666 of 2008 -4-

Kiran was rejected on the ground that she belongs to Christian community

and the SC certificate of her father has been cancelled by SDM, Jalandhar-2.

Further, it was observed that as per the directions of the Government of

Punjab, Christian community falls in Backward Class. Therefore, Smt.

Kiran was ineligible to contest the election for the post of Panch, reserved

for SC (Women). The nomination paper of Smt. Paramjit Kaur was rejected

on the ground that her husband, namely Sh. Joginder Singh, is in

unauthorized occupation of the Panchayat land and a case for his eviction is

pending in the Court of Collector, Jalandhar, therefore, Smt. Paramjit Kaur

was ineligible to contest the election.

It is the case of the petitioners that when out of 6 candidates for

the post of Panch, reserved for Scheduled Caste (Women), 2 candidates

withdrew their nomination papers and the the nomination papers of 3

candidates were rejected, then only petitioner remained in field, therefore, in

stead of countermanding the election of the said seat, petitioner Manjit Kaur

should have been declared elected as unopposed, in view of the provisions

contained in Section 54 of the Punjab State Election Commission Act, 1994

(hereinafter referred to as `the Election Commission Act’).

In none of the petitions, the petitioners have impleaded Smt.

Bholi, Smt. Kiran and Smt. Paramjit Kaur, as respondents, though they are

the interested parties in the dispute involved in the case. Written statements

on behalf of the respondents have been filed in all the three cases.

We have heard learned counsel for the parties and gone through
CWP No. 10666 of 2008 -5-

the contents of the petition as well as the written statement.

Learned counsel for the petitioners contends that when out of 6

candidates for the post of Panch reserved for the Scheduled Caste (Women),

2 had withdrawn their nomination papers on 19.5.2008 and vide orders

dated 24.5.2008, nomination papers of the aforesaid 3 candidates were

rejected, then in view of Section 54 of the Election Commission Act,

petitioner Manjit Kaur should have been declared elected unopposed as

Panch from the seat reserved for Scheduled Caste (Women), being the only

candidate. He submits that the election could have been countermanded

only in the circumstances, as mentioned in Section 60 of the Election

Commission Act.

On the other hand, learned counsel for respondents submits that

in the facts and circumstances of the case, after rejecting the nomination

papers of 3 candidates, respondent No.3 was fully justified in

countermanding the polls for one post of Panch, reserved for Scheduled

Caste (Women), as names of those 3 candidates were already notified as

candidates for the election to the post of Panch, reserved for Scheduled

Caste (Women) and ballot papers had already been printed.

After hearing the arguments of learned counsel for the parties,

we are of the opinion that in the facts and circumstances of the case,

respondent No.3 was fully justified in countermanding the election for one

post of Panch, reserved for Scheduled Caste (Women).

Undisputedly, on the day of scrutiny, the Returning Officer,
CWP No. 10666 of 2008 -6-

after examining the nomination papers and hearing the objections of the

petitioners, accepted the nomination papers of the aforesaid 3 candidates.

The nomination papers of two other candidates were also accepted.

Thereafter, except the two, none of them withdrew her nomination paper.

Immediately after the expiry of the period within which the candidature may

be withdrawn, the Returning Officer prepares and publishes a list of

contesting candidates, in terms of Section 43 (1) of the Election

Commission Act. Undisputedly, in the present case also, list of the

contesting candidates against one seat of Panch, reserved for Scheduled

Caste (Women) was prepared and published. Thereafter, symbols were also

allotted to all the contesting candidates and ballot papers were printed. The

poll was to take place on 26.5.2008. Before the date of election, the

aforesaid orders, cancelling the nomination papers of 3 candidates, were

passed on 24.5.2008. Though in the Act or in the Election Commission Act,

there is no provision for rejection of the nomination papers, after their

acceptance, but the orders dated 24.5.2008 were passed by respondent No.3

on the basis of the orders, passed by this Court, whereby representations of

the petitioners were ordered to be considered and decided in accordance

with law, before 24.5.2008. Since the elections for one seat of Panch,

reserved for Scheduled Caste (Women) were postponed, therefore, the

aforesaid 3 candidates, whose nomination papers have been rejected, might

not have challenged those orders. Since those 3 candidates have not been

impleaded as respondents, we are not aware whether they have challenged
CWP No. 10666 of 2008 -7-

the orders dated 24.5.2008 or not. In our view, when after the expiry of the

period within which candidature may be withdrawn, the list of contesting

candidates was prepared and published and the ballot papers were prepared,

then there was no occasion for the Returning Officer to declare the

petitioner to be elected as unopposed Panch under Section 54 of the

Election Commission Act, which provision reads as under :

“Procedure in contested and uncontested elections – (1) If
the number of contesting candidates is more than the number of
seats to be filled, a poll shall be taken.

(2) If the number of such candidates is equal to the
number of seats to be filled, the Returning Officer shall
forthwith declare all such candidates to be duly elected to fill
those seats.

(3) If the number of such candidates is less than the
numbers of seats to be filled, the Returning Officer shall
forthwith declare all such candidates to be elected and the
Election Commission shall, by notification in the Office
Gazette, call upon the constituency or the elected members, to
elect a person or persons to fill the remaining seat or seats, as
the case may be :

Provided that where the constituency or the elected
members having already been called upon under this sub-
section, has or have failed to elect a person or the requisite
number of persons, as the case may be, to fill the vacancy or
vacancies, the Election Commission shall not be bound to call
again upon the constituency, or such members to elect a person
or persons until it is satisfied that if called upon again, there
will be no such failure on the part of the constituency of such
CWP No. 10666 of 2008 -8-

members.”

On 24.5.2008, when the nomination papers of 3 candidates were rejected by

respondent No.3 on the representations made by the petitioners, names of all

the candidates have already been published and they were allotted symbols

and their names also figured in the ballot papers, therefore, it was felt by

respondent No.3 that the election for one seat of Panch, reserved for

Scheduled Caste (Women) should be countermanded. If the nomination

papers of these three candidates would have rejected on 19.5.2008, then the

two candidates, who had withdrawn their nomination papers on 19.5.2008,

might not have withdrawn their nomination papers. Thus, in our opinion, on

that date i.e. 24.5.2008, respondent No.3 was having no power to declare

the petitioner elected as unopposed. This could have been done on the day

of withdrawal of the nomination papers i.e. on 19.5.2008, if after the

withdrawal of other nomination papers only one candidate remains in

contest for one post. This was not the position in this case on 19.5.2008.

Therefore, in these facts and circumstances, we are not inclined to interfere

in the impugned orders, passed by respondent No.3 in exercise of our power

under Article 226 of the Constitution of India.

Dismissed.



                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


September 26, 2008                         ( JASWANT SINGH )
ndj                                              JUDGE