High Court Punjab-Haryana High Court

Sukhdev Singh vs State Of Punjab & Ors on 15 November, 2011

Punjab-Haryana High Court
Sukhdev Singh vs State Of Punjab & Ors on 15 November, 2011
C.W.P.No.17705 of 2011                                                       -1-

     IN THE HIGH COURT OF PUNJAB AND HARYANA AT CHANDIGARH


                                                       C.W.P.No.17705 of 2011
                                                       Date of Decision:-15.11.2011

Sukhdev Singh                                                          ...Petitioner
                                         Versus

State of Punjab & Ors.                                                 ...Respondents

CORAM:        HON'BLE MR.JUSTICE MEHINDER SINGH SULLAR

Present:-     Mr.S.S.Bains, Advocate for the petitioner.

Mehinder Singh Sullar, J. (Oral)

Having completed all the codal formalities as envisaged under the

provisions of The Punjab Land Revenue Act, 1887 and the Rules framed

thereunder (hereinafter to be referred as “the Act and the relevant Rules”), the

District Collector (respondent No.3) appointed Harpal Singh son of Gian Singh

(respondent No.4) as Lambardar of village Bhajoli, Tehsil Kharar, District Mohali,

by means of impugned order dated 31.8.2010 (Annexure P1).

2. Aggrieved by the order (Annexure P1), petitioner Sukhdev Singh and

Jaswant Singh son of Ram Singh filed their respective appeals, which were

dismissed as well, by the Divisional Commissioner, Patiala Division (respondent

No.2), by way of impugned order dated 20.4.2011 (Annexure P2).

3. The petitioner still did not feel satisfied and preferred the instant writ

petition, challenging the impugned orders (Annexures P1 & P2), invoking the

provisions of Articles 226/227 of the Constitution of India.

4. After hearing the learned counsel for the petitioner, going through

the record with his valuable help and after deep consideration over the entire

matter, to my mind, there is no merit in the present writ petition.

5. Ex facie, the argument of learned counsel that since the petitioner

was more suitable candidate, so, the authorities below committed a mistake in

appointing respondent No.4 as Lambardar, lacks merit.

C.W.P.No.17705 of 2011 -2-

6. What cannot possibly be disputed here is that the Lambardar is a

village officer as defined under section 3(11) of the Act and is a link between the

Government functionaries and the village peasants. It is age old institution and is

an integral & significant part of revenue system. The Collector is the appointing

authority of the Lambardar. The appointment of Lambardar is administrative

function and is prerogative of the District Collector, being In-charge of the

Administration. He is in an advantageous position to examine the merits and

demerits of the candidates. Therefore, it would always be in the interest of justice

& administration and it is the duty of the Collector to appoint such person in the

office of Lambardar, who is otherwise eligible and competent to carry out the

duties efficiently.

7. As is evident from the record that, Harpal Singh (respondent No.4) is

a graduate and better qualified than the other two candidates. He has passed Urdu

examination from Language Department, Punjab. He is commanding good

reputation in the village. The Naib Tehsildar and Sub Divisional Officer (C) have

recommended his name for the appointment of Lambardar. On the contrary, a

criminal case was registered against petitioner Sukhdev Singh, on accusation of

having committed the offences punishable under section 148, 323, 324, 326 and

506 read with section 149 IPC, which was pending in the Court of JMIC, Kharar.

After considering the respective merits and demerits of the candidates, the District

Collector appointed respondent No.4 as Lambardar, vide impugned order

(Annexure P1), which, in substance, is as under:-

“After going through deeply the record in detail, after hearing all the three
candidates and arguments of their counsels, I have come to the conclusion that out of the
three candidates Harpal Singh s/o Gian Singh is more suitable and meritorious and
candidate because:-

This candidate is better qualified than other two candidates. Contrary to this
candidate Jaswant Singh is 7th class pass. Whereas no proof has been placed on record that
candidate Sukhdev Singh is literate. Therefore, this highly qualified candidate if appointed
as Lambardar would be for the benefit of common villagers. Other than this it has come to
our notice that this candidate Harpal Singh has also passed Urdu examination from
Language Department, Punjab which is a good qualification of this candidate. Knowledge
C.W.P.No.17705 of 2011 -3-

of Urdu is an essential for doing, Revenue Department Work. This qualification has taken
this candidate ahead of other two candidates. Number of respectable persons from the
Village have also recommended his candidature for appointment as Lambardar. From this
it becomes clear that this candidate has got good reputation in the Village. Naib Tehsildar
Cum Assistant Collector Grade I Kharar and Sub Divisional Magistrate Cum Assistant
Collector Grade II Kharar have separately recommended that this candidate be appointed
as Lambardar.

Keeping in view aforesaid facts and agreeing with the report with report
dt.17.05.2010 of Sub Divisional Magistrate Cum Assistant Collector Grade I Kharar, I
hereby appoint Harpal Singh s/o Gian Singh as new Lambardar on the post which has
become vacant on account of death of Ram Singh Lambardar Vill. Bhajoli, Tehsil Kharar
District S.A.S.Nagar. After expiry of period for filing the appeal, Sanad Lambardari be
issued to this candidate. File be consigned to record.”

8. It is now well settled proposition of law that choice of the Collector

in the matter of appointment of village Lambardar should not normally be

interfered with, unless the Collector has taken a perverse view and has not

exercised his choice judiciously. In the instant case, the Collector has rightly

weighed the respective pros and cons of the candidates and appointed Harpal

Singh (respondent No.4) as Lambardar.

9. Not only that, the choice of the District Collector was further upheld

by the Divisional Commissioner, through the medium of impugned order

(Annexure P2).

10. At the same time, the learned counsel for the petitioner did not point

out any legal violation and material, much less cogent, to contend as to how and in

what manner, the impugned orders (Annexures P1 & P2) are illegal and would

invite any interference in this relevant behalf.

11. Meaning thereby, the authorities below have recorded the cogent

grounds in this relevant connection. Such orders, containing valid reasons, cannot

possibly be interfered with by this Court, while exercising the limited jurisdiction

of this Court under Articles 226/227 of the Constitution of India, unless and until,

the same are illegal and perverse. Since no such patent illegality or legal infirmity

has been pointed out by the learned counsel for the petitioner, so, the impugned

orders (Annexures P1 & P2) deserve to be and are hereby maintained, in the
C.W.P.No.17705 of 2011 -4-

obtaining circumstances of the case.

12. No other legal point, worth consideration, has either been urged or

pressed by the counsel for the petitioner.

13. In the light of aforementioned reasons, as there is no merit, therefore,

the instant writ petition is hereby dismissed as such.




                                                              (Mehinder Singh Sullar)
15.11.2011                                                            Judge
AS