High Court Punjab-Haryana High Court

Raj Kaur And Others vs State Of Punjab And Another on 3 October, 2008

Punjab-Haryana High Court
Raj Kaur And Others vs State Of Punjab And Another on 3 October, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 17526 of 2008
                                         DATE OF DECISION : 03.10.2008

Raj Kaur and others
                                                           .... PETITIONERS

                                    Versus

State of Punjab and another

                                                        ..... RESPONDENTS

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


Present:    Ms. G.K. Mann, Advocate,
            for the petitioners.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioners have filed this petition under Articles 226/227

of the Constitution of India for issuing direction to the respondents to

administer them the oath of office of Panch of Gram Panchayat Village

Sheikh Bhatti, District Amritsar.

All the 5 petitioners claim that they were declared elected as

Panches of the aforesaid Gram Panchayat, in the elections held on

26.5.2008. With this petition, neither the result sheet nor the notification of

the elected Panches under Section 13 of the Punjab Panchayati Raj Act,

1994 has been annexed. There is no proof annexed with this petition to

show that the petitioners were ever elected and notified as Panches of the

aforesaid Gram Panchayat. Since the petitioners have not been notified as
CWP No. 17526 of 2008 -2-

Panches, therefore, the question of administering them the oath does not

arise. In view of this, we are not inclined to entertain this writ petition.

Dismissed.



                                          ( SATISH KUMAR MITTAL )
                                                  JUDGE



October 03, 2008                             ( JASWANT SINGH )
ndj                                                JUDGE