IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 15386 of 2008
DATE OF DECISION : 01.09.2008
Randhir Singh and others
.... PETITIONERS
Versus
State of Punjab and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. H.S. Sethi, Advocate,
for the petitioners.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners, who are residents of erstwhile Villages
Jhungian and Santemajra, falling within the extended limit of Municipal
Council, Kharar, have filed this writ petition under Article 226/227 of the
Constitution of India for quashing the notification dated August 25, 2008
(Annexure P-1), whereby the State Government has decided to conduct
elections in Municipal Council Muktsar, Kharar and Sujanpur, by reserving
the seats in terms of sub-section (1) of Section 8 of the Punjab Municipal
Act, 1911 and the rules made thereunder.
For Municipal Council, Kharar, the election will be held for 15
wards. The aforesaid notification has been issued by the Punjab
Government, in view of the following directions issued by the Supreme
CWP No. 15386 of 2008 -2-
Court in Civil Appeal No. 4961 of 2008 :
“The State Election Commission is directed to hold the
election to the Municipal Committees/Councils Muktsar,
Sujanpur, Kharar and Moga forthwith, the election programme
in respect of which shall be completed on or before 15th
September, 2008. The State Election Commission is directed to
put in motion immediately the process of holding elctions
without waiting for the de-limitation of the constituencies, if
not already done. The State is directed to facilitate holding of
the elections.”
The grouse of the petitioners is that the State Government,
without finalising de-limitation of Wards, has decided to conduct the said
election of Muncipal Council, Kharar. The contention of the petitioners is
that election of the Municipal Council is going to be conducted only for 15
wards and the petitioners’ villages, which were included in the Municipal
limits in the year 2006, have been deprived of electing their representatives,
as the final notification of de-limitation of the Ward of Municipal Council,
Kharar has not yet been issued and without that if the elections are held, the
petitioners will be deprived of choosing their representative in the
Municipal Council.
After hearing counsel for the petitioners, we are of the opinion
that in view of the fact that elections in the aforesaid Municipal Council are
being held under the directions of the Supreme Court, where the State
CWP No. 15386 of 2008 -3-
Election Commission has been directed to put in motion immediately the
process of holding elections without waiting for the de-limitation of the
constituencies, if not already done, we cannot interfere in the matter, in
exercise of the writ jurisdiction of this Court under Article 226/227 of the
Constitution of India.
Dismissed.
Copy of the order be given dasti on payment of usual charges.
( SATISH KUMAR MITTAL )
JUDGE
September 01, 2008 ( JASWANT SINGH )
ndj JUDGE