High Court Punjab-Haryana High Court

Sewa Singh And Another vs State Of Punjab And Others on 16 December, 2008

Punjab-Haryana High Court
Sewa Singh And Another vs State Of Punjab And Others on 16 December, 2008
       IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                                                 C.W.P. No. 12501 of 2008
                                          DATE OF DECISION : 16.12.2008

Sewa Singh and another
                                                        .... PETITIONERS

                                     Versus

State of Punjab and others
                                                     ..... RESPONDENTS

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


Present:     Mr. Sherry K. Singla, Advocate,
             for the petitioners.

             Mr. N.D.S. Mann, Addl. A.G., Punjab,
             for respondents No.1 and 2.

                           ***

SATISH KUMAR MITTAL , J. ( Oral )

The petitioners, who are residents of Village Fatehgarh alias

Rategarh, Tehsil Samana, District Patiala, and belong to the Scheduled

Caste community, have filed this petition under Article 226 of the

Constitution of India for quashing the notification dated 25.4.2008

(Annexure P-1), issued by the State Government, reserving the seats of

Panches under Section 11 of the Punjab Panchayati Raj Act, 1994

(hereinafter referred to as `the Act’).

Reply on behalf of respondent No.2 has been filed in Court

today. The same is taken on record and its copy has been handed over to

counsel for the petitioners.

CWP No. 12501 of 2008 -2-

It is the case of the petitioners that as per the census report of

2001, the Scheduled Caste population in Village Fatehgarh @ Rategarh was

155 and in spite of that, no seat of Panch was reserved for that category. It is

further case of the petitioners that in the last elections of the Gram

Panchayat i.e. in the year 2003, one seat of Panch was reserved for

Scheduled Caste category, but this time, no seat of Panch has been reserved

for this category.

In the written statement, filed on behalf of respondent No.1, it

has been stated that in the year 2008, Gram Panchayat, Village Fatehgarh @

Rategarh was bifurcated in 2 Gram Panchayats, namely Gram Panchayat,

Village Fatehgarh @ Rategarh and Gram Panchayat, Village Chak

Amritsaria. After the bifurcation, the population of Village Fatehgarh @

Rategarh remains only 1372. Out of this total population of 1372, the

Scheduled Caste population was only 93 whereas the Backward Class

population was 767. Keeping in view the said population figure, which was

in accordance with the census report of 2001, no seat of Panch has been

reserved for Scheduled Caste category, because as per the percentage of the

population of the Scheduled Caste, even one seat cannot be allocated to that

category.

After hearing counsel for the parties, we do not find any merit

in the instant petition. According to the population figure given in the

written statement, the total population of the Scheduled Caste in the village

comes to only 6.7%. Since out of 7 seats of Panches, one seat could have
CWP No. 12501 of 2008 -3-

been reserved, if total population of the Scheduled Caste in the village was

more than 10%, therefore, in our opinion, the respondents, while making

reservation under Section 11 of the Act, vide notification dated 25.4.2008

(Annexure P-1), have rightly not reserved any seat of Panch for the

Scheduled Caste category. The contention of learned counsel for the

petitioners that in the last elections, which were held in the year 2003, and

also prior to that, one seat of Panch was always reserved for Scheduled

Caste category, cannot be accepted, because the earlier reservation was

made on the basis of population figure given in the census report of the year

1991. Therefore, the said reservation has no relevance with the present

reservation, which is to be made, according to Section 11 of the Act, in

proportionate to the population of the Scheduled Caste in the village, as per

the census report of 2001. Even otherwise, we have been informed that the

elections of the Panches of the Gram Panchayat has been held and notified.

Thereafter, the Sarpanch has been elected and his name has also been

notified.

Dismissed.



                                           ( SATISH KUMAR MITTAL )
                                                    JUDGE


December 16, 2008                                ( JASWANT SINGH )
ndj                                                    JUDGE