IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 13898 of 2008
DATE OF DECISION : 07.08.2008
Manjit Kaur
.... PETITIONER
Versus
The State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MRS. JUSTICE DAYA CHAUDHARY
Present: Mr. J.S. Virk, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who has been elected as Panches of Gram
Panchayat, Village Narinderpura, Tehsil and District Mansa, has filed this
petition under Articles 226/227 of the Constitution of India to hold the
election of Sarpanch from the elected Panches, in accordance with the
provisions of the Punjab Panchayati Raj Act, 1994.
Counsel for the petitioners states at bar that till date, no
meeting for electing the Sarpanch has been convened.
Notice of motion.
On our asking, Mr. N.S. Virk, Addl. Advocate General, Punjab,
who is present in Court, accepts notice on behalf of respondents No.1 to 4.
CWP No. 13898 of 2008 -2-
We have heard counsel for the parties.
In a similar case i.e. CWP No. 12694 of 2008, titled as Gurmeet
Singh versus State of Punjab and others, decided on July 23, 2008, this
Court has issued general directions to conduct the election of the Sarpanch
in accordance with the provisions of the Punjab Panchayati Raj Act, 1994.
Keeping in view the said direction, we dispose of this petition
with a direction to respondent No.3 that if the election of Sarpanch of Gram
Panchayat, Village Narinderpura, Tehsil and District Mansa, has not been
held so far, the same be conducted within a period of seven days, after
giving three days’ prior notice to all the Panches, in accordance with the
directions, already given by this Court in CWP No. 12694 of 2008. It is
further directed that election of the Sarpanch will be held in the Village
itself.
Copy of this order be given dasti to counsel for the parties
under the signatures of the Bench Secretary.
( SATISH KUMAR MITTAL )
JUDGE
August 07, 2008 ( DAYA CHAUDHARY )
ndj JUDGE