High Court Punjab-Haryana High Court

Savinder Kaur And Others vs The State Of Punjab And Others on 10 September, 2008

Punjab-Haryana High Court
Savinder Kaur And Others vs The State Of Punjab And Others on 10 September, 2008
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                         C.W.P. No.11373 of 2008

                         DATE OF DECISION: SEPTEMBER 10, 2008

Savinder Kaur and others
                                                       .....PETITIONERS
                                 Versus

The State of Punjab and others
                                                     ....RESPONDENTS

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

Present:    Mr. T.P.Singh, Advocate,
            for the petitioners.

            Mr.N.S.Virk, Addl.A.G., Punjab,
            for the respondents.
                   ..

SATISH KUMAR MITTAL, J.

Six out of seven elected members of Gram Panchayat of

Village Rampura, Block Verka, District Amritsar, have filed this writ

petition under Articles 226/227 of the Constitution of India for issuance of

a writ in the nature of Certiorari for quashing the corrigendum dated

23.6.2008 (published in the Punjab Government Gazette dated 24.6.2008),

issued by the Deputy Commissioner, Amritsar (respondent No.3 herein),

whereby the reservation for the office of Sarpanch of Gram Panchayat of

Village Rampura, Block Verka has been changed from `Women’ to

`Scheduled Caste’, being illegal, arbitrary and mala fide; with a further

prayer for issuing direction to the respondents to hold the election for the

office of Sarpanch of the said Gram Panchayat after restoring the office of

Sarpanch to the category of `Women’, which was so reserved in the

previous Notification dated 8.5.2008 published in the Punjab Government
C.W.P. No.11373 of 2008 -2-

Gazette dated 14.5.2008.

Village Rampura falls in Block Verka (District Amritsar)

which consists of 94 villages, including village Hair. As per notification

issued under Section 10 of the Punjab Panchayati Raj Act (hereinafter

referred to as `the Act’), Gram Panchayat of Village Rampura consists of

seven Members (Panches). Vide notification dated 12.2.2008 issued under

Section 11 of the Act, out of seven seats of Panches, two seats were

reserved for General Category, one seat for Scheduled Caste (Woman),

three seats for Scheduled Castes and one seat for Woman. Vide

notification dated 8.5.2008 issued by the Deputy Commissioner (as

published in the Punjab Government Gazette dated 14.5.2008), the Offices

of Sarpanches of all the 94 villages of Block Verka were reserved for

different categories for block-wise as per the provisions of Section 12 of

the Act read with Rule 3 of the Punjab Reservation for the Offices of

Sarpanches of Gram Panchayats and Chairman and Vice Chairmen of

Panchayat Samitis and Zila Parishads Rules, 1994 (hereinafter referred to

as `the Rules’). As per this notification, the office of Sarpanch of village

Rampura, Block Verka has been reserved for the category of `Women’ and

the office of Sarpanch of village Hair was reserved for the category of

`Scheduled Caste’. Thereafter, the election of the Gram Panchayat of

village Rampura was held on 26.5.2008. The six petitioners along with one

Lat Singh were elected as Panches of the Gram Panchayat.

As per Section 13-A of the Act, after notification of the

election of Panches, the Deputy Commissioner is required to authorize

any officer or official of the State Government for convening the first

meeting of the Gram Panchayat for the election of Sarpanch amongst the
C.W.P. No.11373 of 2008 -3-

Members of the Gram Panchayat as per the reservation notified under

Section 12 of the Act. Suddenly before convening of the first meeting and

the election of the Sarpanch, on 23.6.2008, Deputy Commissioner,

Amritsar (respondent No.3 herein) issued a corrigendum (published in

Punjab Government Gazette dated 24.6.2008) under Section 12 of the Act

read with Rule 3 of the Rules changing the reservation of the office of

village Rampura from the category of `Women’ to `Scheduled Caste’. Vide

this notification, the office of Sarpanch of village Hair has also been

changed from `Scheduled Caste’ to `General Category’. Immediately, on

4.7.2008, the petitioners filed this petition challenging the said action of

the Deputy Commissioner, being illegal, arbitrary and mala fide.

After notice of motion, on 14.7.2008, the following interim

order was passed by this Court:-

“In the meanwhile, the constitution of the Panchayat and the
election of the Sarpanch shall be subject to the final decision
of this petition.”

In the written statement filed on behalf of respondents No.3

and 4, the respondents have not disputed the aforesaid factual position, but

denied that the said corrigendum was issued illegally and arbitrarily or at

the instance of the Minister of the Punjab Government. In para 10 of the

written statement, it has been stated that the impugned corrigendum was

issued by respondent No.3 on the recommendation of the District

Development and Panchayat Officer, Amritsar (respondent No.4 herein),

copy of which has been annexed as Annexure R-1. In Annexure R-1, it has

been stated that the residents of village Hair Hadbast No.347 had made the

request for changing the reservation of the office of Sarpanch from

Scheduled Caste to General on the ground that the population of
C.W.P. No.11373 of 2008 -4-

Scheduled Castes in the village was less. Accepting the said request, the

recommendation was made for changing the reservation of office of

Sarpanch of Village Gram Panchayat Hair from Scheduled Caste to

General. Regarding village Rampura, it has been stated that the office of

Sarpanch of this village was changed from Women to Scheduled Caste as

Scheduled Castes population in the village was more, though nobody from

village Rampura had made any request for change of the office of

Sarpanch.

It is the case of the petitioners that the reservation of the

offices of Sarpanches of the villages falling in Block Verka, vide

notification dated 8.5.2008 was correctly made as per the amended sub-

rule (3) of the Rules and also as per the roster prepared by the Deputy

Commissioner block-wise. He submits that in the year 1998 the office of

Sarpanch in village Rampura was reserved for the category of Scheduled

Caste and in the year 2003, it was reserved for General Category,

therefore, this time the office was rightly reserved for the category of

Women. Learned counsel further submits that a perusal of the notification

dated 8.5.2008 shows that first 26 villages (from serial No.1 to 26) in

block Verka were reserved for Scheduled Castes and thereafter villages

from serial Nos.27 to 39 were reserved for Scheduled Caste (Women) and

villages from serial Nos.40 to 58, except serial No.50, were reserved for

the category of Women. Village Hair is at serial No.13, which was

reserved for Scheduled Caste and village Rampura is at serial No.56,

which was reserved for Women. The said reservation of the offices of

Sarpanches was made block-wise in consonance with Section 12 of the Act

and in view of the amended Rules (as out of 94 villages falling in Block
C.W.P. No.11373 of 2008 -5-

Verka, 31 Offices of Sarpanches have been reserved for Women (including

Scheduled Castes (Women). But, subsequently the Deputy

Commissioner at the behest of a local Minister, has illegally changed the

reservation of the office of the Sarpanch vide impugned corrigendum

which actually has resulted into reduction of seats of reserved categories of

Women from 1/3rd, which is in violation of Section 12(3) of the Act.

Learned counsel submitted that the office of Sarpanch of

village Hair was never reserved for the category of Scheduled Caste except

by notification dated 8.5.2008. Therefore, the same was rightly reserved by

the Deputy Commissioner by rotation for the category of Scheduled

Castes, but vide impugned corrigendum, in order to give undue benefit to

some persons of village Hair, Deputy Commissioner, Amritsar has

changed the category of the office of Sarpanch of the said village from

Scheduled Caste to General without any justification. Learned counsel

further submitted that after the election of Panches was over, the Deputy

Commissioner was having no jurisdiction to change the reservation of the

office of only two villages without there being any mistake in the

reservation notified earlier. Learned counsel submitted that the impugned

action of the respondents is totally illegal, arbitrary, without jurisdiction

and in violation of Section 12(3) of the Act and Article 243D(4) of the

Constitution of India.

Counsel for the respondents, while referring to the reasons

given in the written statement, has tried to justify the impugned

corrigendum being legal and valid and the same being issued as per the

provisions of the Act and the Rules made thereunder.

After hearing the counsel for the parties and perusing the
C.W.P. No.11373 of 2008 -6-

record of the case, we are of the opinion that this writ petition deserves to

be allowed and the impugned corrigendum is liable to be quashed.

Article 243D of the Constitution of India provides that in

every Panchayat the seats shall be reserved for (1) the Scheduled Castes;

and (b) the Scheduled Tribes, and the number of seats so reserved shall

bear, as nearly as may be, the same proportion to the total number of seats

to be filled by direct election in that Panchayat as the population of the

Scheduled Castes in that Panchayat area or of the Scheduled Tribes in that

Panchayat area bears to the total population of that area and such seats may

be allotted by rotation to different constituencies in a Panchayat. Clause

(2) provides that not less than one-third of the total number of seats under

clause (1) shall be reserved for women belonging to the Scheduled Castes

or, as the case may be, the Scheduled Tribes. Clause (3) further provides

that not less than one-third of the total number of seats to be filled by

direct election in every Panchayat shall be reserved for women and such

seats may be allotted by rotation to different constituencies in a Panchayat.

Clause (4) further provides that the offices of the Chairpersons in the

Panchayats at the village or any other level shall be served for Scheduled

Castes, the Scheduled Tribes and women in such manner as the Legislative

of a State may, by law, provide. Proviso to this clause provides that not

less than one-third of the total number of offices of Chairpersons in the

Panchayats at each level shall be reserved for women and that the number

of offices reserved under this clause shall be allotted by rotation to

different Panchayats at each level.

In view of the aforesaid provisions, the State of Punjab has

enacted the Punjab Panchayati Raj, Act, 1994. Section 12 of the Act
C.W.P. No.11373 of 2008 -7-

provides for reservation of seats for the the office of Sarpanch, which reads

as under:-

“12. Reservation of seats for the office of Sarpanch.-(1)
Offices of Sarpanch of Gram Panchayats in the district shall
be reserved for Scheduled Castes and the number of such
offices shall bear, as nearly as may, the same proportion to the
total number of offices of Sarpanches in the district as the
population of Scheduled Castes in the district bears to the
total population of the district:

[Provided that not less than one-third of the total number
of offices of Sarpanch of Gram Panchayats in the district shall
be reserved under sub-section (1) shall be reserved for women
belonging to the Scheduled Castes.]
(2) Not less than one-third of the total number of offices of
Sarpanches in the district shall be reserved for women
including such offices, reserved for women belonging to
Scheduled Castes under sub-section (1).

(3) There shall be no reservation in the offices of Sarpanches
for Backward Classes.

(4) The offices reserved under this section shall be allotted by
rotation to the different Gram Panchayats at the time of every
general election in such manner as may be prescribed.
Explanation- For the removal of doubts it is hereby declared
that the principle of rotation for the purpose of reservation of
offices under sections 2 and 12 shall commence from the first
election to be held after the commencement of this Act.”

State of Punjab has also framed the Rules for the reservation of Offices of

Sarpanches in order to implement the reservations contained in Section 12

of the Act. Rule 3 of the Rules which provides for reservation of the seats

of the Offices of Sarpanches, is reproduced hereunder:-

“3. Reservation of seats for the offices of Sarpanches.
(Sections 12 and 107)- (1) The Deputy Commissioner shall,
by notification in the official Gazette, reserve the offices of
C.W.P. No.11373 of 2008 -8-

the Sarpanches of Gram Panchayats for the persons belonging
to Scheduled Castes (including one-third women belonging to
Scheduled Castes) in the same proportion as the population of
the Scheduled Castes in the district bears to the total
population of the district. The offices of Sarpanches of Gram
Panchayats shall be reserved as per the roster prepared by the
Deputy Commissioner.

(2) One-third offices of the Sarpanches (including those
reserved for women belonging to Scheduled Castes) shall be
reserved for the women. The reservation shall be operated as
per the roster prepared by the Deputy Commissioner.
(3) The roster referred in sub-rules (1) and (2) shall be
prepared block-wise by the Deputy Commissioner.

A bare perusal of the aforesaid provisions reveals that the

Offices of Sarpanches of the Gram Panchayat in the district shall be

reserved for Scheduled Castes in accordance with the population of the

Scheduled Castes in the district. These provisions further provide that 1/3rd

members of the total members of the offices of Sarpanches in the district

shall be reserved for women, including offices reserved for women

belonging to Scheduled Castes. Sub-section(4) of Section 12 of the Act

provides that the reservation for the offices of Sarpanches shall be allotted

by rotation to different Gram Panchayats in such manner as may be

prescribed. Sub-rule (2) of Rule 3 of the Rules provides that 1/3rd of the

offices of Sarpanches (including those reserved for women belonging to

Scheduled Castes) shall be reserved for women. The reservation shall be

operated as per the roster prepared by the Deputy Commissioner. Sub-rule

(3) provides that the roster referred in sub-rules (1) and (2) shall be

prepared block-wise by the Deputy Commissioner.

According to the aforesaid provisions, the Deputy
C.W.P. No.11373 of 2008 -9-

Commissioner made the reservations for the offices of Sarpanches of the

Gram Panchayat in block Verka which consists of 94 villages. A perusal of

the notification dated 8.5.2008 reveals that out of 94 offices of Gram

Panchayats, 39 offices of the Sarpanches of the Gram Panchayats have

been reserved for Scheduled Castes, including 13 offices for Scheduled

Castes (Women), which is one-third of the total reservation of the

Scheduled Castes. 18 offices of the Sarpanches of the Gram Panchayats of

Block Verka from serial Nos.40 to 58, except serial No.50, have been

reserved for the category of Women. Thus, one-third of the total offices of

the Sarpanches of Gram Panchayats in Block Verka, i.e. 31 have been

reserved for Scheduled Castes (Women) and Women. The remaining 39

offices of the Gram Panchayats have been reserved for General Category.

Thus, the reservation made for 94 villages was perfectly in consonance

with the Act and the Rules.

In the present case, it has not been disputed that in the year

1998, the office of Sarpanch of Village Rampura was reserved for

Scheduled Caste and in the year 2003 it was reserved for General

Category. Therefore, in the present election, keeping in view the principle

of rotation, this office was reserved for Women. It is also not disputed in

the written statement that office of Sarpanch in village Hair was never

reserved either for Scheduled Caste category or for Scheduled Caste

(Woman) or Women. However, this year, as per the roster, the said village

has been reserved for the Scheduled Caste. In view of these facts, we are

of the opinion that the Deputy Commissioner (respondent No.3) was not

justified to issue the impugned corrigendum vide notification dated

23.6.2008 changing the reservation of the office of Sarpanch of village
C.W.P. No.11373 of 2008 -10-

Rampura from Women to Scheduled Caste and the office of Sarpanch of

village Hair from the category of Scheduled Caste to General. In the

written statement, it has been stated that the said change has been made

solely on the basis of the recommendation made by the District

Development and Panchayat Officer, Amritsar, who had requested that the

office of Sarpanch of village Hair should be reserved for General Category

as the population of the Scheduled Castes in the said village is less

whereas office of Sarpanch of village Rampura should be changed from

Women to Scheduled Caste as the population of Scheduled Castes in that

village is more. Neither any provisions of Section 12 of the Act nor Rule 3

of the Rules provide that the office of Sarpanch in a village is to be

reserved for Scheduled Caste or Scheduled Caste (Woman) or Women

where the population of the said category is more. Sub-section(4) of

Section 12 of the Act only provides that the offices reserved under this

section shall be allotted by rotation to different Gram Panchayats at the

time of every general election in such manner as may be prescribed. Sub-

rule(1) of Rule 3 of the Rules provides that the Deputy Commissioner

shall, by notification in the official Gazette, reserve the offices of the

Sarpanches of Gram Panchayats for the persons belonging to Scheduled

Castes (including one-third women belonging to Scheduled Castes) in the

same proportion as the population of the Scheduled Castes in the district

bears to the total population of the district. The offices of Sarpanches of

Gram Panchayats shall be reserved as per the roster prepared by the

Deputy Commissioner. Sub-rule (2) further provides that one-third offices

of the Sarpanches (including those reserved for women belonging to

Scheduled Castes) shall be reserved for the women. The reservation shall
C.W.P. No.11373 of 2008 -11-

be operated as per the roster prepared by the Deputy Commissioner and

sub-rule (3) provides that the roster referred in sub-rules (1) and (2) shall

be prepared block-wise by the Deputy Commissioner. Thus, in the Rules

no where it is provided that an office of Sarpanch of a village Gram

Panchayat is to be reserved for a particular category where the population

of that category is more in the village. Vide earlier notification dated

8.5.2008, 31 offices of the Sarpanches of different Gram Panchayats of

Block Verka have been reserved for Scheduled Castes (Women) and

Women from serial Nos.27 to 58, which is one-third of the total offices of

the Sarpanches of the said Block i.e. 94. Out of this 31 offices of the

Sarpanches include 13 Scheduled Castes (Women) and 18 Women. Thus,

the reservation was made as per the roster prepared by the Deputy

Commissioner. It is not the case of the respondents that in the roster there

was any mistake committed by the Deputy Commissioner. Even if the

reservation of the office of Sarpanch of Gram Panchayat of village Hair

was to be changed from Scheduled Caste to General, then in that situation

the office of Sarpanch of Scheduled Caste should have been given to a

village in which the post of Sarpanch was reserved for General Category.

There was no reason to inter-se change the reservation of office of

Sarpanch of Village Gram Panchayat Rampura to Scheduled Caste, which

was reserved for Women. By the impugned corrigendum, not only the

percentage of reservation of the office of Women has been reduced, but the

percentage of the reservation of the Scheduled Castes has also been

reduced, resulting in change of ratio.

By the impugned corrigendum, one office of the Woman

reserved for Women has been substituted by the category of Scheduled
C.W.P. No.11373 of 2008 -12-

Caste. By this change, the number of reservation of the Women has been

reduced from one-third of the total members, i.e., from 31 to 30. This

change not only violates Section 12 of the Act read with Rule 3 of the

Rules, but also clause(4) of Article 243D of the Constitution of India.

Therefore, the action of respondent No.3 in changing the category from

Women to Scheduled Caste by the impugned corrigendum is not only

illegal and violative but also wholly without jurisdiction. The justification

given by respondent No.3 in this regard is not tenable. In the written

statement, it has been stated that the said corrigendum was issued for

correcting the mistake committed earlier. But, it appears that there was no

mistake, illegality or error in the reservation made in the earlier

notification and the impugned corrigendum has been issued illegally by the

Deputy Commissioner, Amritsar under political pressure and with

intention to give benefit to some persons of village Hair where the

reservation has been changed from the category of Scheduled Caste to

General.

In view of the above, this petition is allowed and the

impugned corrigendum dated 23.6.2008, so far as it relates to Gram

Panchayat of Village Rampura, is quashed and the respondents are directed

to conduct the election in accordance with law of the said Village Gram

Panchayat as per the reservation made vide notification dated 8.5.2008.




                                      (SATISH KUMAR MITTAL)
                                               JUDGE


September 10, 2008                      ( JASWANT SINGH )
vkg                                           JUDGE

                         Refer to Reporter