CIVIL WRIT PETITION NO.224 OF 2009 :{ 1 }:
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH
DATE OF DECISION: January 09, 2009
Ruldu Singh
.....Petitioner
VERSUS
Financial Commissioner (Revenue), Punjab and others
....Respondents
CORAM:- HON'BLE MR.JUSTICE RANJIT SINGH
1. Whether Reporters of local papers may be allowed to see the judgement?
2. To be referred to the Reporters or not?
3. Whether the judgment should be reported in the Digest?
PRESENT: Mr. Jasmail Singh Brar, Advocate,
for the petitioner.
****
RANJIT SINGH, J.
Petitioner’s father was a Lambardar, who died on
31.8.1995. Proceedings were accordingly initiated for appointment of
new Lambardar. Collector, Bhatinda, appointed respondent No.4 as
Lambardar on 6.5.1997. Commissioner, however, accepted the
appeal and remanded the case back for re-consideration to the
Collector, who again appointed respondent No.4 as Lambardar on
24.3.1998. This order was again set-aside and the case remanded
back to Collector and this time, he appointed the petitioner as
Lambardar on 4.12.2002. When respondent No.4 filed appeal against
CIVIL WRIT PETITION NO.224 OF 2009 :{ 2 }:
this order before the Commissioner, he accepted the same and
appointed respondent No.4 as Lambardar on 15.10.2003. The
revision against the said order was dismissed by Financial
Commissioner on 14.8.2008 and now the petitioner has filed the
present writ petition to impugn the said orders, appointing respondent
No.4 as Lambardar.
Learned counsel for the petitioner has referred to detailed
order Annexure P-1 and has made reference to the observation
made by the Commissioner, which has been discussed in detail by
the Collector to point out that the petitioner is more meritorious.
However, the counsel is not giving due consideration to the fact that
the Collector, while exercising his independent discretion, had found
respondent No.4 to be more meritorious and had appointed him as
Lambardar on two occasions, when the Commissioner had interfered
with the said order. Third time, the Collector apparently has not
exercised his independent mind to assess the merit of the respective
candidates and basically was influenced by the observation made by
the Commissioner while appointing the petitioner as Lambardar. This
can be made out from order Annexure P-1, where reference is
extensively made to the observation of the Commissioner. It can,
thus, be said that the order passed by the Collector is either not on
the basis of an independent assessment of merit or is substantially
influenced by the observation made by the Commissioner. Such
order can not be taken to be free from influence/perversity and as
such, would not call for preference as generally would be the legal
position. The Commissioner has validly considered the fact that the
petitioner could not have been given preference or an added value
CIVIL WRIT PETITION NO.224 OF 2009 :{ 3 }:
for being a sarbrah Lambardar. Respondent was found to be more
educated and having more land and was rightly appointed. Financial
Commissioner also found the respondent to be more meritorious
while declining to interfere in the order passed by the Commissioner.
This is not a case where choice of Collector can be said to be
independent or uninfluenced and hence, can not be given preference
or precedent in any manner. I am, thus, not inclined to interfere in the
impugned order in exercise of writ jurisdiction.
Dismissed.
January 09, 2009 ( RANJIT SINGH ) khurmi JUDGE