High Court Punjab-Haryana High Court

Paramjit Singh vs State Of Punjab And Others on 27 August, 2008

Punjab-Haryana High Court
Paramjit Singh vs State Of Punjab And Others on 27 August, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 14217 of 2008
                                             ATE OF DECISION : 27.08.2008

Paramjit 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. Yogesh Goel, Advocate,
             for the petitioner.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioner has filed this petition under Articles 226/227 of

the Constitution of India for setting aside the election of respondent No.5 as

Sarpanch of Gram Panchayat Village Malakpur, Tehsil Payal, District

Ludhiana, on the ground that respondent No.5 Jaswinder Kaur, has been

declared as Sarpanch, in spite of the fact that the office of Sarpanch of the

aforesaid Gram Panchayat was reserved for Scheduled Caste (Male).

After arguing for some time, counsel for the petitioner states

that in view of the disputed questions of facts raised in this writ petition and

urther in view of the decision of this Court in Baljit Singh v. State of

Punjab and others (CWP No. 13643 of 2008, decided on August 22, 2008),

wherein it has been held that in view of Clause (b) of Article 243-O of the
CWP No. 14217 of 2008 -2-

fConstitution of India and Section 74 of the Punjab State Election

Commission Act, 1994 (hereinafter referred to as `the Act’), election of

Sarpanch is to be challenged by filing an election petition under section 76

on the grounds mentioned in Section 89 of the Act, the petitioner may be

permitted to withdraw this petition with liberty to avail the remedy of

election petition.

Dismissed as withdrawn with the aforesaid liberty.

However, if the election petition is filed by the petitioner in

accordance with law, the Election Tribunal is directed to decide the same

expeditiously.



                                       ( SATISH KUMAR MITTAL )
                                               JUDGE


August 27, 2008                           ( JASWANT SINGH )
ndj                                             JUDGE