IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.W.P. No. 20520 of 2008
DATE OF DECISION : 05.12.2008
Simarjit Kaur
.... PETITIONER
Versus
State of Haryana and others
..... RESPONDENTS
CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
HON'BLE MR. JUSTICE JASWANT SINGH
Present: Mr. Jagdish Manchanda, Advocate,
for the petitioner.
***
SATISH KUMAR MITTAL , J. ( Oral )
The petitioner, who is Panch of Gram Panchayat Village Gari
Rodan, Tehsil Pehowa, District Kurukshetra, which consists of 7 Panches,
has filed this petition under Article 226/227 of the Constitution of India for
issuing direction to the Block Development and Panchayat Officer, Pehowa,
District Kurukshetra, to hand over the charge of Sarpanch to a Panch, who
is having the majority, since the elected Sarpanch has been removed. It is
the case of the petitioner that respondent No.4, who is having no majority,
has been illegally handed over the charge by the Block Development and
Panchayat Officer, Pehowa.
After hearing counsel for the petitioner, without issuing notice
of motion, as it will un-necessary delay the matter, we dispose of this writ
CWP No. 20520 of 2008 -2-
petition with liberty to the petitioner to make a representation, regarding the
relief sought in this petition, to the Deputy Commissioner, Kurukshetra. If
any such representation is made, the same will be looked into by the
concerned officer, expeditiously, in accordance with law.
( SATISH KUMAR MITTAL )
JUDGE
December 05, 2008 ( JASWANT SINGH )
ndj JUDGE