IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.
                                                   C.W.P. No. 17665 of 2008
                                         DATE OF DECISION : 04.10.2008
Shakuntla Devi 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. R.S. Manhas, Advocate,
            for the petitioners.
                         ***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioners, who are Panches of Gram Panchayat Village
Sultanpur, Tehsil Pathankot, District Gurdaspur, have filed this petition
under Articles 226/227 of the Constitution of India for setting aside the
election of respondent No.5 as Sarpanch.
It is the case of the petitioners that the office of Sarpanch of the
aforesaid Gram Panchayat has been reserved for Scheduled Caste (Women)
and petitioner No.1 is the only eligible candidate for being elected as
Sarpanch, because she has been elected as Panch from the reserve category
of Scheduled Caste (Women). Counsel further submits that respondent
No.5, who has been declared elected as Sarpanch is not eligible to contest
the election for the office of Sarpanch, because she was elected as a Panch
 CWP No. 17665 of 2008 -2-
from the reserve category of Scheduled Caste. Therefore, her election as
Sarpanch of the aforesaid Gram Panchayat, which is reserved for the
Scheduled Caste (Women) category is wholly illegal.
After hearing counsel for the petitioners, we do not find any
merit in this petition, as this controversy has already been decided by this
Court in CWP No. 14927 of 2008, titled as Paramjit Singh versus State of
Punjab and others, decided on 26.8.2008, wherein it has been held that a
Scheduled Caste woman, though elected as Panch from Scheduled Caste
category, is fully eligible to contest the election of the office of Sarpanch,
which is reserved for Scheduled Caste (Woman).
Accordingly, in view of the decision of this Court in the
aforesaid CWP No. 14927 of 2008, there is no merit in this petition and the
same is, hereby, dismissed.
                                        ( SATISH KUMAR MITTAL )
                                                JUDGE
October 04, 2008                           ( JASWANT SINGH )
ndj                                              JUDGE