High Court Punjab-Haryana High Court

Shonka Singh vs The Financial Commissioner … on 24 March, 2009

Punjab-Haryana High Court
Shonka Singh vs The Financial Commissioner … on 24 March, 2009
Civil Writ Petition No. 12014 of 2007                      1


         IN THE HIGH COURT OF PUNJAB AND HARYANA
                       AT CHANDIGARH

                               Civil Writ Petition No. 12014 of 2007
                               Date of decision: 24.3.2009


Shonka Singh                                         ...petitioner
                  Versus

The Financial Commissioner (Appeals)-II, Punjab and others
                                                 ...respondents.

CORAM: HON’BLE MR. JUSTICE RANJIT SINGH

Present: Mr. Rahul Sharma, Advocate
for the petitioner.

Mr. Parveen Chander Goyal, Addl.A.G., Punjab
for respondents No. 1 to 3.

Mr. R.S. Chauhan, Advocate
for respondent No. 4.

RANJIT SINGH J.

This order will dispose of two petitions i.e. Civil Writ

Petition Nos. 12908 and 12014 of 2007. The facts are being taken

from Civil Writ Petition No. 12014 of 2007.

At the very outset, it may be noticed that this writ petition

was dismissed by Division Bench of this Court on 19.2.2008.

Subsequently, it was pointed out that the order upheld while

dismissing the writ petition was also under challenge in Civil Writ

Petition No. 12908 of 2007. Appointment of Mohinder Singh

Lambardar stood affirmed by dismissal of the present writ petition. In

order to give a fair chance to petitioner Amarjit Kaur in CWP No.

12908 of 2007, the order passed in this writ petition of Shonka

Singh’s was re-called on 7.4.2008 and both the writ petitions were set
Civil Writ Petition No. 12014 of 2007 2

down for hearing together. That is how, they are now taken up for

hearing.

On death of Sucha Singh, Lambardar of village Painsara

process to appoint new Lambardar was initiated. Tehsildar,

Garhshankar recommended the name of the petitioner with which

Sub Divisional Magistrate also agreed. Collector, however, came to

the conclusion that respondent No. 4, Mohinder Singh was more

suitable for the post of Lambardar and appointed him as such.

Appeal filed against this order was dismissed and so was the fate of

the revision before the Financial Commissioner. The petitioners in

the respective cases have thus filed these two separate writ petitions

to impugn the order passed by the Financial Commissioner etc.

Mr. Rahul Sharma, counsel for the petitioner in CWP No.

12014 has drawn my attention to the order passed by the Collector

and the reasons for which petitioner Shonka Singh was non-suited

for the appointment of Lambardar. The Collector declined

appointment of Shonka Singh only on the ground that he was alleged

to be in possession of shamlat land. Joga Singh was ignored as he

was working as a Lecturer in B.Ed college. Counsel for the petitioner

would say that the petitioner, Shonka Singh is not in any illegal

possession of shamlat land and this fact was wrongly noted and the

order passed by the Collector declining appointment to Shonka

Singh. The counsel has drawn my attention to the ground of appeal

filed by Shonka Singh where it is specifically pleaded that he had

filed an application on 22.7.2005 to Tehsildar, Garhshankar to verify

if any encroachment of shamlat land was done by Shonka Singh.
Civil Writ Petition No. 12014 of 2007 3

The Tehsildar reported back that no encroachment was found on the

part of Shonka Singh. This report was produced, alongwith written

argument, before the appellate authority. Still the appeal filed by the

petitioner was dismissed by the Commissioner without considering

this fact. The Financial Commissioner also did not take this report

into consideration. If it is a fact that the petitioner has not

encroached any shamlat land, which was the sole reason to ignore

him, the order passed by the Collector without verifying this fact can

be termed as unfair or perverse. Rather on the other hand, counsel

for the petitioner would point out that there was specific allegation

made against the respondent, who is appointed as Lambardar on the

ground that he was fined Rs. 12,000/- for smuggling gold. Counsel

for respondent No. 4, however, would point out that it was not a case

of smuggling but respondent No.4 was fined only for bringing gold

for his personal use which was found to be more than authorised.

It could not be disputed before me that the petitioner has

not done any encroachment. It can thus be said that the reasons

which weighed with the Collector to deny appointment of Shonka

Singh, petitioner are not made out. Similarly the aspect of fine

awarded to respondent was also required to be taken into

consideration while considering the appointment of respondent

No. 4. From this position that emerges from the record, the

impugned orders passed by the Collector, Commissioner and the

Financial Commissioner cannot be sustained and are set aside. The

case is remanded back to the Collector to re-consider the merits on

the basis of material now available on record and pass an order

afresh in accordance with law.

Civil Writ Petition No. 12014 of 2007 4

Parties through their counsel are directed to appear

before the Collector on 15.4.2009.

March 24, 2009                            ( RANJIT SINGH )
rts                                            JUDGE