High Court Punjab-Haryana High Court

Veer Bhan vs Deputy Commissioner on 6 February, 2009

Punjab-Haryana High Court
Veer Bhan vs Deputy Commissioner on 6 February, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                                             Civil Writ Petition No.1925 of 2009
                                                Date of Decision: February 06, 2009


Veer Bhan
                                                                        .....PETITIONER(S)

                                             VERSUS


Deputy Commissioner, Jind & Others
                                                                    .....RESPONDENT(S)
                                         .        .      .


CORAM:                   HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -               Mr. Arvind Singh, Advocate, for the
                         petitioner.


                                         .        .      .

AJAI LAMBA, J (Oral)

                         Learned             counsel          for       the     petitioner

contends          that       post    of          Sarpanch         was     reserved       for

Woman from Scheduled Caste category. Respondent No.4

projected herself as a person belonging to that

category. It however transpires that respondent No.4

is a Mirasi by caste and Muslim by religion.

Respondent No.4 had given a wrong declaration.

Mirasi in Haryana is a Backward Class.

Having come to know of these facts, a

complaint was made however, no action has been

taken.


                         I    have           considered           the    contention.      I

find       that    a     complaint               was    made       on    23.5.2008       and

thereafter          even       reminder                was    given,          however,    no
 CWP No.1925 of 2009                                         [2]



action has been taken. It is the statutory duty of

the respondent officers to have an enquiry conducted

into the allegations made.

This petition is disposed of with

directions to the Deputy Commissioner, Jind, to

ensure that enquiry is conducted into the

allegations made in the complaint and action is

taken as required by law, if the averments are

substantiated.

The proceedings be concluded within

six months from today.


                                                            (AJAI LAMBA)
February 06, 2009                                              JUDGE
avin