Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 38, Cited by 0]

Karnataka High Court

Smt Neelavva vs The Government Of Karnataka on 10 November, 2025

Author: Suraj Govindaraj

Bench: Suraj Govindaraj

                                         -1-
                                                     NC: 2025:KHC-D:15701
                                                   WP No. 106387 of 2025
                                               C/W WP No. 105638 of 2025
                                                   WP No. 105784 of 2025
                    HC-KAR                               AND 23 OTHERS


                        IN THE HIGH COURT OF KARNATAKA,

                                 AT DHARWAD                            ®
                   DATED THIS THE 10TH DAY OF NOVEMBER, 2025

                                    BEFORE

                       THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ

                       WRIT PETITION NO.106387 OF 2025 (LB-RES)
                                         C/W
                       WRIT PETITION NO.105638 OF 2025 (LB-RES)
                       WRIT PETITION NO.105784 OF 2025 (LB-RES)
                       WRIT PETITION NO.106273 OF 2025 (LB-ELE)
                       WRIT PETITION NO.106649 OF 2025 (LB-ELE)
                       WRIT PETITION NO.106650 OF 2025 (LB-ELE)
                       WRIT PETITION NO.106716 OF 2025 (LB-ELE)
                       WRIT PETITION NO.106726 OF 2025 (LB-RES)
                       WRIT PETITION NO.106772 OF 2025 (LB-ELE)
                       WRIT PETITION NO.106773 OF 2025 (LB-RES)
                       WRIT PETITION NO.106777 OF 2025 (LB-RES)
                       WRIT PETITION NO.106782 OF 2025 (LB-RES)
                       WRIT PETITION NO.106791 OF 2025 (LB-RES)
                       WRIT PETITION NO.106806 OF 2025 (LB-ELE)
Digitally signed
by SHWETHA             WRIT PETITION NO.106847 OF 2025 (LB-RES)
RAGHAVENDRA            WRIT PETITION NO.106887 OF 2025 (LB-ELE)
Location: HIGH         WRIT PETITION NO.106895 OF 2025 (LB-RES)
COURT OF
KARNATAKA              WRIT PETITION NO.106896 OF 2025 (LB-RES)
                       WRIT PETITION NO.106897 OF 2025 (LB-RES)
                       WRIT PETITION NO.106902 OF 2025 (LB-RES)
                       WRIT PETITION NO.106903 OF 2025 (LB-RES)
                       WRIT PETITION NO.106917 OF 2025 (LB-RES)
                       WRIT PETITION NO.107101 OF 2025 (LB-RES)
                       WRIT PETITION NO.107102 OF 2025 (LB-RES)
                       WRIT PETITION NO.107103 OF 2025 (LB-RES)
                       WRIT PETITION NO.107109 OF 2025 (LB-RES)
                             -2-
                                          NC: 2025:KHC-D:15701
                                      WP No. 106387 of 2025
                                  C/W WP No. 105638 of 2025
                                      WP No. 105784 of 2025
 HC-KAR                                     AND 23 OTHERS


IN W.P.NO.106387/2025
BETWEEN

1.    SRI. ALLAUDDIN
      S/O HASANMIYA MANIYAR
      AGE: 52 YEARS, OCC: COUNCILLOR,
      R/AT: JUMMA BAZAR, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

2.    SRI. PEERAHAMED S/O BABA HUSSAIN GAWARI
      AGE: 41 YEARS, OCC: COUNCILLOR,
      R/AT: DANDIN PETE, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

3.    SRI. ASHOK S/O HANUMANTAPPA MANNANGI
      AGE: 35 YEARS, OCC: COUNCILLOR
      R/AT: KAMAL BANGADI, SAVANUR
      TAL: SAVANUR, DIST: HAVERI -581118

4.    SRI. ATAULLAKHAN
      S/O GULZAR AHMEDKHAN PATHAN
      AGE: 39 YEARS, OCC: COUNCILLOR,
      R/AT: IDGAH NAGAR, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

5.    SRI. FAZAL AHMED KHAN
      S/O VALIMAHMADKHAN PATHAN
      AGE: 46 YEARS, OCC: COUNCILLOR,
      R/AT: SAVANUR, TAL: SAVANUR,
      DIST: HAVERI-581118

6.    SRI. SHIVANAND S/O RUDRAGOUDA ARALIKATTI
      AGE: 45 YEARS, OCC: COUNCILLOR
      R/AT: KHADARABAG ONI, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

7.    SMT. BHARATI HULLUR
      AGE: 33 YEARS, OCC: COUNCILLOR
      R/AT: MAVOOR RASTE, SAVANUR, TAL:
      SAVANUR, DIST: HAVERI-581118

8.    SMT. PADMAVATI S/O SIDDAPPA DODDAMANI
      AGE: 43 YEARS, OCC: COUNCILLOR
      R/AT: BHOVI STREET, SAVANUR
                             -3-
                                          NC: 2025:KHC-D:15701
                                      WP No. 106387 of 2025
                                  C/W WP No. 105638 of 2025
                                      WP No. 105784 of 2025
 HC-KAR                                     AND 23 OTHERS


      TAL: SAVANUR, DIST: HAVERI-581118

9.    SMT. SOFIYA D/O HAJARESAB CHUDIGAR
      AGE: 63 YEARS, OCC: COUNCILLOR
      R/AT: KHADAR BHAG, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

10.   SRI. ABDULNASHIR
      S/O ABDULHAMID KHIDAMATAGAR
      AGE: 73 YEARS, OCC: COUNCILLOR
      R/AT: LALASHA KATTA ONI, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

11.   SMT. REKHA W/O NINGAPPA BANAKAPUR
      AGE: 50 YEARS, OCC: COUNCILLOR
      R/AT: SUNAGAR ONI, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

12.   SMT. JINAT BANU
      W/O ABDUL HAMID HULAGAR
      AGE: 54 YEARS, OCC: COUNCILLOR
      R/AT: KAMAL BANGADI ONI, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

13.   SRI. NAGARAJ S/O HULAGAPPA NEREGAL
      AGE: 49 YEARS, OCC: COUNCILLOR
      R/AT: MALATESH NAGAR, SAVANUR,
      TAL: SAVANUR, DIST: HAVERI-581118

14.   SRI. SANGANABASAVASWAMI KALMATH
      AGE: 45 YEARS, OCC: COUNCILLOR
      R/AT: NAVANAGAR, SAVANUR,
      TAL: SAVANUR, DIST: HAVERI-581118

15.   SRI. MAHESH S/O MALLAPPA MUDAGAL
      AGE: 51 YEARS, OCC: COUNCILLOR
      R/AT: NEAR GANESHA DEVASTHAN,
      DANDINPETE
      SAVANUR, TAL: SHIGGAON,
      DIST: HAVERI-581205

16.   SMT. LILA W/O RAMESH GANIGER
      AGE: 92 YEARS, OCC: COUNCILLORS
      R/AT: KASABA ONI, SAVANUR
                             -4-
                                          NC: 2025:KHC-D:15701
                                      WP No. 106387 of 2025
                                  C/W WP No. 105638 of 2025
                                      WP No. 105784 of 2025
HC-KAR                                      AND 23 OTHERS


      TAL: SAVANUR, DIST: HAVERI-581118

17.   SRI. DURGAPPA S/O BHIMANNA GADED
      AGE: 42 YEARS, OCC: COUNCILLORS
      R/AT: SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

18.   SRI. MAHADEX S/O VITHALARAO MAHENDRAKAR
      R/AT: NAVANGAR, SAVANUR
      AGE: 54 YEARS, OCC: COUNCILLORS
      TAL: SAVANUR, DIST: HAVERI-581118

19.   SMT. SHAILA
      W/O HANUMANTHAGOUDA MUDIGOUDRU
      AGE: 41 YEARS, OCC: COUNCILLORS
      R/AT: GOUDRU ONI, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

20.   SMT. FARAJANA W/O AJIJKHAN KILLEDAR
      AGE: 44 YEARS, OCC: COUNCILLORS
      R/AT: JUMMA BAZAR, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

21.   SMT. AYESHAFARHEEN
      W/O MAHMADYYAKUB CHANDUBAYI
      AGE: 37 YEARS, OCC: COUNCILLOR
      R/AT: JUMMA BAZAR ONI, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118


22.   SRI. SADANAND S/O BASAPPA KEMMANAKERI
      AGE: 63 YEARS, OCC: COUNCILLOR
      R/AT: MANGALVAR PETE, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

23.   SRI. AZEEM BEIG S/O IQBAL BEIG MIRZA
      AGE: 40 YEARS, OCC: COUNCILLOR,
      R/AT: NEAR TMC KHANZADE ONI, SAVANUR,
      TAL: SAVANUR,
      DIST: HAVERI-581118

24.   SMT. KHAMRUNISSA W/O MAULALI PATEL,
      AGE: 40 YEARS, OCC: COUNCILLOR
      R/AT: SAVANUR, TAL: SAVANUR,
                              -5-
                                         NC: 2025:KHC-D:15701
                                       WP No. 106387 of 2025
                                   C/W WP No. 105638 of 2025
                                       WP No. 105784 of 2025
 HC-KAR                                      AND 23 OTHERS


      DIST: HAVERI-581118

25.   SMT. BIBIKUBRA W/O RAHAMATH KHAN DAMBAL,
      AGE: 49 YEARS, OCC: COUNCILLOR
      R/AT: LAKSHAR BAJAR, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118

26.   SMT. AMINABI W/O RASHIDAHMAD MAKANADAR
      AGE: 48 YEARS, OCC: COUNCILLOR
      R/AT: MANGALWAR PETE, SAVANUR
      TAL: SAVANUR, DIST: HAVERI-581118


                                                 ...PETITIONERS

(BY SRI. MRUTYUNJAY TATA BANGI,
    SRI. SHIVAKUMAR APARAJ AND
    SRI. A.N. BARIGIDAL., ADVOCATES)

AND


1.    THE STATE OF KARNATAKA,
      REP BY THE UNDER SECRETARY
      TO THE GOVERNMENT,
      MUNICIPAL ADMINISTRATION,
      MS BUILDING,
      BANGALORE-560001

2.    THE DEPUTY COMMISSIONER
      HAVERI, DIST: HAVERI-581110

3.    THE ASSISTANT COMMISSIONER,
      SAVANUR, TQ:SHIGGAON
      DIST: HAVERI-581110

4.    THE KARNATAKA STATE ELECTION COMMISSION,
      NO 16, 2ND AND 3RD FLOOR, BELLARY ROAD,
      SADASHIV NAGAR, ARAMANE ROAD,
      BANGALORE-560080.



                                               .... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
                              -6-
                                         NC: 2025:KHC-D:15701
                                       WP No. 106387 of 2025
                                   C/W WP No. 105638 of 2025
                                       WP No. 105784 of 2025
HC-KAR                                       AND 23 OTHERS


     SRI. RAMESH B CHIGARI., AGA FOR R1 TO R3
     SRI. HAREESH NAYAK., ADVOCATE FOR R4)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF MANDAMUS
OR ANY OTHER APPROPRIATE WRIT OR DIRECTION AND DIRECT THE
RESPONDENTS NO. 1,2 & 4 TO PERMIT THE PETITIONER'S TO
COMPLETE THE PERIOD OF 30 MONTHS I.E., (X TERM) EXCLUDING
THE PERIOD FROM 29.04.2023 TO 25.08.2024 I.E., THE PERIOD OF
ADMINISTRATOR BEING IN CHARGE OF SAVANUR TOWN MUNICIPAL
COUNCIL, IN THE SPIRIT OF DEMOCRATIC VALUES AND BASIC
STRUCTURE OF THE CONSTITUTION OF INDIA AND ETC.

IN W.P.NO.105638/2025
BETWEEN

1.     AMOL @ KESHAV GUNKIJAR
       AGE MAJOR, OCC PRESIDENT ALNAVA TMC

2.     NADEEM MUJAHID CONTRACTOR
       AGE MAJOR, OCC: MEMBER ALNAVAR TMC
3.     SHARLET EDWARD BURETTO
       AGE MAJOR OCC MEMBER ALNAVAR TMC

4.     JAILANI ABDUL MUNAF SUDARJI
       AGE MAJOR OCC MEMBER ALNAVAR TMC

5.     TAMEEMAHMED NISARAHMED TERGAON
       AGE MAJOR OCC MEMBER ALNAVAR TMC

6.     YALLARI MARUTI HUBLIKAR
       AGE MAJOR OCC MEMBER ALNAVAR TMC

7.     BHAGYAVATHI AJJAPPA KURUBAR
       AGE MAJOR OCC PRESIDENT ALNAVAR TMC

8.     YALLAPPA FAKKIRAPPA HULI
       AGE MAJOR OCC MEMBER ALNAVAR TMC

9.     NAUSEEN DASTGIRSAB GORI
       AGE MAJOR OCC MEMBER ALNAVAR TMC
                               -7-
                                          NC: 2025:KHC-D:15701
                                        WP No. 106387 of 2025
                                    C/W WP No. 105638 of 2025
                                        WP No. 105784 of 2025
 HC-KAR                                       AND 23 OTHERS


10 .    SUNANDA SRINIVAS KALLU
        AGE MAJOR OCC MEMBER ALNAVAR TMC

11 .    NETRAVATHI BASAVARAJ KADAKOL
        AGE MAJOR OCC MEMBER ALNAVAR TMC

        ALL ARE R/O PATTAN PANCHAYAT OFFICE
        TQ ALNAVAR, DIST: DHARWAD

                                                  ...PETITIONERS
(BY SRI: JAGADISH PATIL AND
    SRI. SANTOSH MALAGOUDAR., ADVOCATES)

AND:

1.     THE STATE OF KARNATAKA
       R/BY PRINCIPAL SECRETARY
       URBAN DEVELOPMENT DEPARTMENT
       VIKASA SOUDHA
       BENGALURU 01

2.     STATE ELECTION COMMISSION, KARNATAKA
       R/BY UNDER SECRETARY BALLARI ROAD
       SADASHIVNAGAR
       BENGALURU-560001.

3.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION
       9TH AND 10TH FLOOR, VISHVESHWARIAH TOWER
       AMBEDKAR ROAD, SAMPANGI RAMA NAGAR
       VASANTH NAGAR, BENGALURU
       KARNATAKA 560001

4.     THE DEPUTY COMMISSIONER
       DHARWAD DISTRICT-580001.

5.     THE ASSISTANT COMMISSIONER
       DHARWAD-580001.

6.     THE PATTAN PANCHAYAT
       R/BY ITS CHIEF OFFICER, ALNAVAR
       DIST: DHARWAD-581103
                              -8-
                                         NC: 2025:KHC-D:15701
                                       WP No. 106387 of 2025
                                   C/W WP No. 105638 of 2025
                                       WP No. 105784 of 2025
 HC-KAR                                      AND 23 OTHERS


7.   THE TAHASILDAR
     ALNAVAR, DIST: DHARWAD-581103.
                                                ...RESPONDENTS

(BY SRI: GANGADHAR J.M., AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1, R3, R5 AND R7;
    SRI. HAREESH NAYAK., ADVOCATE FOR R2)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF
THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN THE
NATURE OF CERTIORARI QUASHING THE IMPUGNED NOTIFICATION
DATED 27.01.2025 BEARING NO. SECK/ULB/OTHR/1/2025-ULB
PASSED BY RESPONDENT NO.2 VIDE ANNEXURE-D SO FAR
PETITIONER IS CONCERNED AND ETC.

IN W.P.NO.105784/2025
BETWEEN


1.    SRI. SULEMANBASHA
      S/O MAHAMMEDSAB TARLAGHATTA
      AGE: 55 YEARS, OCC: COUNCILLOR,
      R/AT: NAVANAGAR, B D PATIL PARK,
      SHIGGAON, DIST: HAVERI- 581205

2.    SMT. SHEKAVVA W/O RANGAPPA VADDAR
      AGE: 81 YEARS, OCC: COUNCILLOR,
      R/AT: WARD NO.20, VADDAR ONI,
      JAYANAGAR, SHIGGAON,
      TAL: SHIGGAON, DIST: HAVERI-581205

3.    SRI. NASREENBANU
      W/O MUKTYRKHAN TIMMAPUR
      AGE: 39 YEARS, OCC: COUNCILLOR
      R/AT: MAKAN ONI, SHIGGAON,
      TAL: SHIGGAON, DIST: HAVERI -581205

4.    SMT. VASANTHA D/O PUTTAPPA BHAGUR
      AGE: 39 YEARS, OCC: COUNCILLOR,
      R/AT: NEAR OLD BUS STAND,
      SHIGGAON, TAL: SHIGGAON,
      DIST: HAVERI-581205

5.    SRI. PARSHURAM S/O BHIMAPPA SONNAD
                             -9-
                                        NC: 2025:KHC-D:15701
                                      WP No. 106387 of 2025
                                  C/W WP No. 105638 of 2025
                                      WP No. 105784 of 2025
 HC-KAR                                     AND 23 OTHERS


      AGE: 49 YEARS, OCC: COUNCILLOR,
      R/AT: HOUSING BOARD COLONY,
      SHIGGAON, TAL: SHIGGAON,
      DIST: HAVERI-581205

6.    SRI. MUSTAQ AHMED
      S/O IBRAHIMSAB TAHASILDAR
      AGE: 48 YEARS, OCC: COUNCILLOR
      R/AT: SHIGGAON TOWN,
      TAL: SHIGGAON, DIST: HAVERI-581205

7.    SMT. REKHA W/O SANGAPPA KANKANWAD
      AGE: 47 YEARS, OCC: COUNCILLOR
      R/AT: SUNAGAR STREET, SHIGGAON,
      TAL: SHIGGAON, DIST: HAVERI-581205

8.    SMT. ANURADHA W/O SUDHEERA MALAVADE
      AGE: 43 YEARS, OCC: COUNCILLOR
      R/AT: JAYANAGAR, SHIGGAON,
      TAL: SHIGGAON, DIST: HAVERI-581205

9.    SMT. SHANTABAI W/O BASAVARJ SUBEDAR
      AGE: 65 YEARS, OCC: COUNCILLOR
      R/AT: GUDDAD STREET,
      SHIGGAON, TAL: SHIGGAON,
      DIST: HAVERI-581205

10.   SMT. MAHABOBBI W/O ABDULLAHKHAN NIRALGI
      AGE: 42 YEARS, OCC: COUNCILLOR
      R/AT: NEWPATH MASJID ROAD,
      SHIGGAON, TAL: SHIGGAON,
      DIST: HAVERI-581205

11.   SRI. MANJUNATH S/O GANGAPPA BYAHATTI
      AGE: 39 YEARS, OCC: COUNCILLOR
      R/AT: NEAR OLD TALUKA OFFICE,
      SHIGGAON, TAL: SHIGGAON,
      DIST: HAVERI-581205

12.   SRI. DAYANAND S/O SHIVAMURTAPPA AKKI
      AGE: 48 YEARS, OCC: COUNCILLOR
      R/AT: NEAR OLD BUS STAND,
      SHIGGAON, TAL: SHIGGAON,
      DIST: HAVERI-581205
                              - 10 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS



13.    SMT. MUMTAJ GOTAGODI
       AGE: 43 YEARS, OCE: COUNCILLOR
       R/AT: SHIGGAON, TAL: SHIGGAON,
       DIST: HAVERI-581205

14.    SRI. SRIKHANTH S/O SHIVAPPA BULLAKKANAVAR
       AGE: 51 YEARS, OCC: COUNCILLOR
       R/AT: SHIGGAON, TAL: SHIGGAON,
       DIST: HAVERI-581205

15.    SRI. SIDDHARTH H PATIL
       AGE: YEARS, OCC: COUNCILLOR
       R/AT: SHIGGAON, TAL: SHIGGAON,
       DIST: HAVERI-581205
                                                    ...PETITIONERS

(BY SRI. MRUTYUNJAY TATA BANGI., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA,
       REP BY THE UNDER SECRETARY
       TO THE GOVERNMENT, MUNICIPAL ADMINISTRATION,
       MS BUILDING, BANGALORE-560001

2.     THE DEPUTY COMMISSIONER
       HAVERI, DIST: HAVERI 581110

3.     THE ASSISTANT COMMISSIONER,
       SAVANUR, TQ:SHIGGAON
       DIST: HAVERI-581110

4.     THE KARNATAKA STATE ELECTION COMMISSION,
       NO 16, 2ND AND 3RD FLOOR, BELLARY ROAD,
       SADASHIV NAGAR, ARAMANE ROAD,
       BANGALORE-560080.

5.     THE TOWN MUNICIPAL COUNCIL, SHIGGAON
       REP BY ITS CHIEF OFFICER,
       SHIGGAON, TAL: SHIGGAON
       DIST: HAVERI-581205

                                                   ... RESPONDENTS
                             - 11 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS



(BY SRI. GANGADHAR J.M., A/W
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3 AND R5
    SRI. HAREESH NAYAK., ADVOCATE FOR R4)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF
THE CONSTITUTION OF INDIA PRAYING TO        ISSUE A WRIT OF
MANDAMUS OR ANY OTHER APPROPRIATE WRIT OR DIRECTION AND
DIRECT THE RESPONDENTS NO.1, 2 AND 4 TO PERMIT THE
PETITIONERS TO COMPLETE PERIOD OF 30 MONTHS i.e., (X TERM)
EXCLUDING THE PERIOD FROM 29.04.2023 TO 23.08.2024 i.e., THE
PERIOD OF ADMINISTRATOR BEING IN CHARGE OF SHIGGAON CMC
APPOINTED U/S 315 OF THE KARNATAKA MUNICIPALITIES ACT SO AS
TO BE IN COMPLIANCE OF DEMOCRATIC PRINCIPLES, AND/OR AND
ETC.

IN W.P.NO.106273/2025
BETWEEN

1.    SOORAJ S/O MANOHAR NAIK
      AGE:38, OCC: PRIVATE JOB
      R/O KOTEWADA 148B ANKOLA
      UTTARA KANNADA-581314

2.    SHEELA W/O MOHAN SHETTI
      AGE:59, OCC: PRIVATE JOB
      R/O KASABA KENI ANKOLA
      UTTARA KANNADA -581314

3.    JAYA W/O BALAKRISHNA NAIK
      AGE:51, OCC: PRIVATE JOB
      R/O 358. NEAR N.K ROAD
      BOBRUWADA ANKOLA
      UTTARA KANNADA-581314

4.    JAYAPRAKASH S/O GANAPATI NAIK
      AGE:42, OCC: PRIVATE JOB
      R/O JOGALSE ANKOLA
      UTTARA KANNADA-581314

5.    ASHOK S/O MANGESH SHEDGERI
      AGE:48, OCC: PRIVATE JOB
      R/O HULLIDEVARAVADA ANKOLA
      UTTARA KANNADA-581314
                             - 12 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS



6.    REKHA W/O DINAKAR RAMA GAOKAR
      AGE:45, OCC: PRIVATE JOB
      R/O HANUMATTA VANDIGE ANKOLA
      UTTARA KANNADA-581314

7.    SAVITA D/O NAGARAJA NAYAK
      AGE: 32, OCC: PRIVATE JOB
      R/O SALAGAME HOBALI
      BRAHMADEVARAHALLI NITTUR
      ALUR HASSAN-573219

8.    TARA W/O SURESH NAIK.
      AGE:61, OCC: PRIVATE JOB
      R/O 254 ASLGADDE
      POST SHIRKULI ANKOLA
      UTTARA KANNADA-581314

9.    VISHWANATH S/O TUKKAPPA NAIK
      AGE:45, OCC: PRIVATE JOB
      R/O BANDI BAJAR ANKOLA
      UTTARA KANNADA-581314

10.   MANGESH S/O TOKU AGER
      AGE:52, OCC: PRIVATE JOB
      R/O 1607 NH 17 PURALAKKIBENA,
      SHEDGERI ANKOLA
      UTTARA KANNADA-581357

11.   SHABBIR S/O ABDUL REHAMAN SHAIKH
      AGE:50, OCC: PRIVATE JOB
      R/O HULIDEVARAVADA, SHEDGERI 926,
      ADLUR ANKOLA UTTARA KANNADA-581314

12.   NAZNEEN W/O MANSOOR SAYED
      AGE: 46, OCC: PRIVATE JOB
      R/O 212A NEAR P.M.H SCHOOL ANKOLA
      UTTARA KANNADA-581314

13.   SHRIDHAR S/O VENKATRAMAN NAIK.
      AGE:35, OCC: PRIVATE JOB
      R/O AMBARAKODLA ANKOLA
      UTTARA KANNADA-581314
                             - 13 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


14.   NAGAPPA S/O RAKU GOUDA
      AGE:43, OCC: PRIVATE JOB
      R/O PURALAKKIBENA SHEDGERI
      VANDIGE UTTARA KANNADA-581357

15.   SHANATALA W/O ARUN NADAKARNI
      AGE:65, OCC: PRIVATE JOB
      R/O HONNEKERI ANKOLA
      UTTARA KANNADA-581314

16.   HEMA W/O GANAPATI AGER
      AGE:43, OCC: PRIVATE JOB
      R/O VANDIGE ANKOLA
      UTTARA KANNADA-581357

                                                   ...PETITIONERS

(SRI. ANOOP G. DESHPANDE., ADVOCATE)

AND

1.    STATE OF KARNATAKA
      R/BY ADDL CHIEF SECRETARY TO THE GOVERNMENT
      DEPARTMENT OF URBAN DEVELOPMENT

2.    STATE ELECTION COMMISSION, KARNATAKA
      NO.16, 2ND AND 3RD FLOOR, BALLARI ROAD
      SADASHIVANAGAR, BENGALURU-560060

3.    THE DIRECTOR OF MUNICIPAL ADMINISTRATION
      V.V.TOWER, DR.B.R.AMBEDKAR VEEDHI
      BENGALURU-560 001

4.    DEPUTY COMMISSIONER
      UTTARA KANNADA, KARWAR-581301

5.    PROJECT DIRECTOR
      URBAN DEVELOPMENT CELL
      M.G. ROAD, KARWAR-581301

6.    ASSISTANT COMMISSIONER
      KUMTA SUB-DIVISION
      KUMTA-581332 (UTTARA KANNADA)
                             - 14 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


7.    TAHASILDAR
      ANKOLA-581314 (UTTARA KANANDA)

8.    TOWN MUNICIPAL COUNCIL
      BESIDE KSRTC BUS STAND, SNT ROAD
      ANKOLA- 581314
      DISTRICT: UTTARA KANNADA
      REPRESENTED BY ITS CHIEF OFFICER
                                                 ...RESPONDENTS
(BY SRI. GANGADHAR J.M., A/W
    SRI. RAMESH B. CHIGARI., AGA FOR R1, R3 TO R7;
    SRI. HAREESH NAYAK., ADVOCATE FOR R2;
    SRI. S.V. YAJI., ADVOCATE FOR R8)


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT OR ORDER TO
QUASH THE IMPUGNED COMMUNICATION DATED 27.01.2025
ISSUED BY THE 2ND      RESPONDENT AUTHORITY BEARING NO.
SECK.ULB/OTHR/1/2025-ULB ANNEXURE-F DETERMINING THE DATE
OF COMPLETION OF TERM AS AT OF COUNCILLORS AND
CONSEQUENTIALLY THE COMMITTEE INSOFAR AS RELATES TO AT
SL. NO 152AS CONTRARY TO SEC. 18 AND SEC. 315 OF KARNATAKA
MUNICIPALITIES ACT, 1964 AND ETC.

IN W.P.NO.106649/2025
BETWEEN

1.    PRAKASH VITTHAL MURARI
      S/O: VITTHAL MURARI, AGE: 63 YEARS
      OCCUPATION: MEMBER OF WARD NO.27, PRESIDENT
      R/O: #2176, GOKAK CITY
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA-591 307

2.    BEBIBATUL A JAMADAR,
      W/O: ABDULWAHAB
      AGE: 56 YEARS, OCCUPATION: MEMBER OF WARD NO.02,
      R/O: HALBAG GALLI KILLA, H.NO. 592,
      T/Q: GOKAK, DIST: BELGAUM KARNATAKA-591307

3.    SHREESHAIL YAKKUNDI
      S/O: SOMALINGAPPA AGE: 67 YEARS,
                             - 15 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      OCCUPATION: MEMBER OF WARD NO.11,
      R/O: #138/4, PLOT NO.66, T/Q: GOKAK,
      DIST: BELGAUM KARNATAKA- 591307

4.    SHEELA VIRUPAXI BILLUR
      W/O: VIRUPAXI, AGE: 64 YEARS,
      OCCUPATION: MEMBER OF WARD NO.03,
      R/O: #1290/A, BANAGAR GALLI, T/Q: GOKAK,
      DIST: BELGAUM KARNATAKA-591307

5.    FAHMEEDA DADAPEER SHABASHKHAN
      W/O: DADAPEER, AGE: 41 YEARS,
      OCCUPATION: MEMBER OF WARD NO.04
      R/O: SHINDI KHOOT, MUTTON MARKET,
      T/Q: GOKAK, DIST: BELGAUM KARNATAKA-591307

6.    SHAHANAZBEGAM KHATIB
      W/O: AFZALAHMAD, AGE: 48 YEARS,
      OCCUPATION: MEMBER OF WARD NO.01
      R/O: AWATI GALLI, 301/B
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA- 591 307

7.    MOHAMMADYUSUF MAHABUBSAHEB ANKALGI
      S/O: MAHABUBSAHEB NABISAHEB ANKALGI
      AGE: 52 YEARS, OCCUPATION: MEMBER OF WARD NO.06,
      R/O: MAHABUBSAHEB NABISAHEB ANKALGI,
      4261, GURUWAR PETH LAKKAD GALLI
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA-591 307

8.    SHIVAPPA RAYAPPA GUDDAKAR
      S/O: RAYAPPA GUDDAKAR
      AGE: 62 YEARS, OCCUPATION:
      MEMBER OF WARD NO.07,
      R/O: H. NO. 3618/B, BEDAR GALLI
      T/Q: GOKAK, DIST: BELGAUM KARNATAKA- 591 307

9.    KUTUBODDIN GOKAK
      S/O: MASTANSAHEB
      AGE: 76 YEARS, OCCUPATION: MEMBER OF WARD NO.08,
      R/O: 4614, MOMIN GALLI,
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA-591307
                            - 16 -
                                          NC: 2025:KHC-D:15701
                                        WP No. 106387 of 2025
                                    C/W WP No. 105638 of 2025
                                        WP No. 105784 of 2025
HC-KAR                                        AND 23 OTHERS



10.   TARANNUM ABDULSATTAR SHABASHKHAN
      W/O: ABDULSATTAR SHABASHKHAN
      AGE: 38 YEARS, OCCUPATION: MEMBER OF WARD NO.09,
      R/O: H. NO. 3999, SHINDHI KHOOT
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA-591 307

11.   TAYAVVA NARASING SONONE
      W/O: NARASING
      AGE: 40 YEARS, OCCUPATION: MEMBER OF WARD NO.10,
      R/O: DHORA GALI, H.NO. 400D
      T/Q: GOKAK, DIST: BELGAUM KARNATAKA-591307

12.   BHARATI S HATTI
      W/O: SHIVANAND HATTI
      AGE: 57 YEARS, OCCUPATION: MEMBER OF WARD NO.12,
      R/O: H. NO. 187/PL
      3, VIVEKANANDA NAGAR
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA- 591307

13.   ARCHANA B MALAGI
      W/O: BASAVARAJ
      AGE: 35 YEARS, OCCUPATION: MEMBER OF WARD NO.14,
      R/O: H.NO. 172, PLOT NO. 29
      LET COLLEGE ROAD ADITYA
      T/Q: GOKAK, DIST: BELGAUM KARNATAKA- 591307

14.   JAYANAND HUNACHYALI
      S/O: CHANAMALLAPPA
      AGE: 52 YEARS, OCCUPATION: MEMBER OF WARD NO.15,
      R/O: H. NO. 201/3A MALLIKARJUN,
      PROFESSORS KALYAN HOUSING COLONY
      NEAR SIDHI VINAYAKA TEMPLE
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA- 591307

15.   VIJAYLAXMI V JATTI
      W/O: VIJAYKUMAR
      AGE: 55 YEARS, OCCUPATION: MEMBER OF WARD NO.16,
      R/O: NEAR BOMBAY CHAL LAXMI EXTENSION
      T/Q: GOKAK, DIST: BELGAUM KARNATAKA- 591307
                              - 17 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
HC-KAR                                          AND 23 OTHERS


16.   SIDDAPPA HUCHCHARAMAGOL
      S/O: RAMASIDDAPPA
      AGE: 47 YEARS, OCCUPATION: MEMBER OF WARD NO.17,
      R/O: SR NO. 289/3 PLOT NO. 32, KURABAR DADDI
      T/Q: GOKAK, DIST: BELGAUM KARNATAKA- 591307

17.   HARISH BUDIHAL
      S/O: RAMAKRISHNA
      AGE: 47 YEARS, OCCUPATION: MEMBER OF WARD NO.18,
      R/O: #311 ASHRAY BADAVANE
      T/Q: GOKAK, DIST: BELGAUM KARNATAKA-591307

18.   JAYALAXMI S SAYANNAVAR
      W/O: SIDDALINGAPPA
      AGE: 48 YEARS, OCCUPATION: MEMBER OF WARD NO.19,
      R/O: H. NO. 212/1A, OPP. TO COTTAGE HOSPITAL,
      FALLS ROAD T/Q: GOKAK,
      DIST: BELGAUM KARNATAKA- 591307

19.   VANASHREE B SAYANNAVAR
      W/O: BASAVARAJ, AGE: 53 YEARS,
      OCCUPATION: MEMBER OF WARD NO.20,
      R/O: R S NO. 216/B PLOT NO 4,
      MAHALINGESHWAR NAGAR BEHIND LIC OFFICE
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA- 591307


20.   SHAKHIRA K KHALIF
      W/O: KASHIM
      AGE: 48 YEARS,
      OCCUPATION: MEMBER OF WARD NO.21,
      R/O: AMBEDKAR NAGAR
      H.NO. 221/ALAL
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA- 591307

21.   ABDUL RAHIMAN ABDUL KAREEM DESAI
      S/O; ABDUL KAREEM SULEMAN DESAI
      AGE: 64 YEARS,
      OCCUPATION: MEMBER OF WARD NO.22,
      R/O: H. NO. 189/2/3 PLOT NO 8/9 BASAV NAGAR,
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA- 591307
                              - 18 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
HC-KAR                                          AND 23 OTHERS



22.   VENKAVVA SHASTRIGOLLA
      S/O: DURGAPPA
      AGE: 53 YEARS, OCCUPATION: MEMBER OF WARD
      NO.23, R/O: #221/1A/1A
      AMBEDKAR NAGAR
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA- 591307

23.   SANTOSH MANTRANNAVAR
      AGE: 47 YEARS, OCCUPATION: MEMBER OF WARD
      NO.24, R/O: GOKAK
      T/Q: GOKAK, DIST: BELGAUM
      KARNATAKA- 591307

24.   BASAVARAJ B ARENNAVAR
      S/O: BALAPPA
      AGE: 46 YEARS,
      OCCUPATION: MEMBER OF WARD NO.25,
      R/O: H.NO. 3470/2 ADI JAMBAV NAGAR
      GOKAK (RURAL), T/Q: GOKAK, DIST: BELGAUM

25.   BABU KRISHNAPPA MULGUND
      S/O; KRISHNAPPA, AGE: 50 YEARS,
      OCCUPATION: MEMBER OF WARD NO.26,
      R/O: H NO. 2742/13, JAIN GALLI T/Q: GOKAK,
      DIST: BELGAUM KARNATAKA- 591307

26.   NIRMALA JOTIBA SUBANJI
      W/O; JOTIBA, AGE: 63 YEARS,
      OCCUPATION: MEMBER OF WARD NO.28,
      R/O: H. NO. 2074 NEAR SHIVAJI PRATIME MARATHA GALLI,
      T/Q: GOKAK, DIST: BELGAUM KARNATAKA-591307

27.   LAXMI DESHANUR
      W/O; BASAVARAJ, AGE: 39 YEARS,
      OCCUPATION: MEMBER OF WARD NO.29,
      R/O: #1710/B1, SOMAWAR PETH T/Q: GOKAK,
      DIST: BELGAUM KARNATAKA- 591307

28.   HANAMANTH KALAMMANAGUDI
      S/O: BASAPPA, AGE: 56 YEARS,
      OCCUPATION: MEMBER OF WARD NO.30,
      R/O: #1468, AMBIGER GALLI, T/Q: GOKAK,
                              - 19 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


       DIST: BELGAUM KARNATAKA-591307

29.    PRABHAVATI PUJARI
       W/O: SHRISHAIL, AGE: 47 YEARS,
       OCCUPATION: MEMBER OF WARD NO.31,
       R/O: #1495 AMBIGER GALLI T/Q: GOKAK,
       DIST: BELGAUM KARNATAKA-591307
                                                   ... PETITIONERS

(BY SRI. AVINASH M. ANGADI AND
    SRI. VINAYAKUMAR M. SHETTY., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       THROUGH ITS UNDER SECRETARY,
       DEPARTMENT OF URBAN DEVELOPMENT,
       4TH FLOOR, VIKAS SUVARNA SOUDHA
       BENGALURU-560 001

2.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION,
       V.V.TOWER, DR.B.R.AMBEDKAR VEEDHI,
       BENGALURU-560 001

3.     THE KARNATAKA ELECTION COMMISSION
       REP. BY THE CHIEF ELECTION OFFICER
       THE OFFICE OF ELECTION OFFICER
       NO 16 2ND AND 3RD FLOOR, BELLARY RD,
       SADASHIVA NAGAR, ARMANE NAGAR,
       BENGALURU, KARNATAKA 560080

4.     THE DEPUTY COMMISSIONER
       D.C. OFFICE, KHADE BAZAR, RAVIWAR PETH
       BELAGAVI, KARNATAKA-590001

5.     THE COMMISSIONER
       CITY MUNICIPAL COUNCIL GOKAK,
       T/Q-GOKAK, DIST-BELAGAVI
       KARNATAKA-591307

                                                 ...RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
     SRI. RAMESH B. CHIGARI., AGA FOR R1, R2 & R4;
     SRI. HAREESH NAYAK., ADVOCATE FOR R3)
                            - 20 -
                                          NC: 2025:KHC-D:15701
                                        WP No. 106387 of 2025
                                    C/W WP No. 105638 of 2025
                                        WP No. 105784 of 2025
 HC-KAR                                       AND 23 OTHERS



     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI COMMUNICATION TO QUASH THE IMPUGNED THE 1 ST
DATED 24.06.2025 ISSUED BY RESPONDENT AUTHORITY BEARING
NO.NAE39MLR2025(E) AS AT ANNEXURE-G DETERMINING THE DATE
OF   COMPLETION     OF   TENURE   OF   COUNCILORS    AND
CONSEQUENTIALLY THE COMMITTEE INSOFAR AS RELATES TO AT
SL.NO.1, AS CONTRARY TO SEC. 18 AND SEC.315 OF KARNATAKA
MUNICIPALITIES ACT, 1964, IN SO FAR PETITIONERS ARE
CONCERNED AND ETC.


IN W.P.NO.106650/2025
BETWEEN

1.    MINAKSHI PRAKASH BAILURKAR
      W/O: PRAKASH BAILURKAR
      AGE: 42 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.06, R/O: 238, GHODE GALLI,
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

2.    JAYA GANAPAT BHUTAKI
      W/O: GANAPAT BHUTAKI
      AGE: 56 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.18, R/O: 867, RAVIWAR PETH,
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

3.    APPAYYA IRAPPA KODOLI
      W/O: IRAPPA KODOLI
      AGE: 56 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.02, R/O: 910, RAVIWAR PETH, KHANAPUR
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

4.    LAXMI BASAVARAJ ANKALAGI
      W/O: BASAVARAJ ANKALAGI
      AGE: 60 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.04, R/O: 1242, BARUD GALLI, KHANAPUR
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302
                             - 21 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS




5.    VINAYAK KALAL
      S/O: SURESH, AGE: 38 YEARS,
      OCCUPATION: MEMBERS OF WARD NO.07,
      R/O: #161/2, NINGAPUR GALLI
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

6.    LATA AMRUT PATIL
      W/O: AMRUT PATIL, AGE: 58 YEARS,
      OCCUPATION: MEMBERS OF WARD NO. 08,
      R/O: 1621, DURGA NAGAR,
      T/Q: KHANAPUR, DIST: BELGAUM

      KARNATAKA-591302

7.    SAHERA ABDUL SANADI
      W/O: ABDUL SANADI, AGE: 54 YEARS,
      OCCUPATION: MEMBERS OF WARD NO.09,
      R/O: 1420/146, ASHRAYA COLONY, KHANAPUR
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

8.    NARAYAN MALHARI OGALE
      S/O: MALHARI OGALE, AGE: 58 YEARS,
      OCCUPATION: MEMBERS OF WARD NO. 10,
      R/O: 1465, RLY STATION ROAD, KHANAPUR
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

9.    NARAYAN MARUTI MAYEKAR
      S/O: MARUTI MAYEKAR, AGE: 60 YEARS,
      OCCUPATION: MEMBERS OF WARD NO. 11,
      R/O: 1639/A, VIDYA NAGAR, KHANAPUR
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA-591302

10.   PRAKASH RAWALAPPA BAILURKAR
      S/O: RAWALAPPA BAILURKAR
      AGE: 46 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.12, R/O: #238 GHODE GALLI, KHANAPUR
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302
                             - 22 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS




11.   HANAMANT GANGAPPA PUJARI
      S/O: GANGAPPA PUJARI
      AGE: 42 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.13, R/O: 1011/1 NAIK GALLI, KHANAPUR
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

12.    SHOBHA SIDDHOJI GAVADO
      S/O: SIDDHOJI GAVADO
      AGE: 55 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.14, R/O: 1586/2A LAXMI NAGAR, KHANAPUR
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA-591302

13.   MEGHA SHIVANAND KUNDARGI
      W/O: SHIVANAND KUNDARGI
      AGE: 50 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.15, R/O: 1201, KADOLKAR STREET,
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

14.   VINOD DATTATRAYA PATIL
      S/O: DATTATRAYA PATIL
      AGE: 47 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.16, R/O: 131/2-D, NAGALING NAGAR, NINGAPUR
      GALLI, T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

15.   MAZHAR RAFIQ KHANAPURI
      S/O: RAFIQ KHANAPURI
      AGE: 35 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.17, R/O: 1569, PARISHWAD ROAD, NEW NAIK
      GALLI, T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302

16.   RAJASHREE GUNDU TOPINKATTI
      S/O: GUNDU TOPINKATTI
      AGE: 36 YEARS, OCCUPATION: MEMBERS OF WARD
      NO.19, R/O: 734, GURAV GALLI
      T/Q: KHANAPUR, DIST: BELGAUM
      KARNATAKA- 591302
                              - 23 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


17.    MOHMMED RAFIQUE WARIMANI
       S/O: MOHMMED HUSSAIN WARIMANI
       AGE: 60 YEARS, OCCUPATION: MEMBERS OF WARD
       NO.20, R/O: 766, JALKA GALLI, KHANAPUR
       T/Q: KHANAPUR, DIST: BELGAUM
       KARNATAKA- 591302

18.    FATIMA ABDULLATIF BEPARI
       S/O: ABDULLATIF BEPARI
       AGE: 52 YEARS, OCC: MEMBERS OF WARD NO.16
       R/O: 1385, BAHER GALLI,
       T/Q: KHANAPUR, DIST: BELGAUM
       KARNATAKA- 591302
                                               ... PETITIONERS

(BY SRI. AVINASH M. ANGADI AND
    SRI. VINAYKUMAR M. SHETTY., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       UNDER THROUGH ITS PRINCIPAL SECRETARY,
       DEPARTMENT OF URBAN DEVELOPMENT,
       4TH FLOOR, VIKAS SUVARNA SOUDHA
       BENGALURU-560 001

2.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION,
       V.V.TOWER, DR.B.R.AMBEDKAR VEEDHI,
       BENGALURU-560 001

3.     THE KARNATAKA ELECTION COMMISSION
       REP. BY THE CHIEF ELECTION OFFICER
       THE OFFICE OF ELECTION OFFICER
       NO 16 2ND AND 3RD FLOOR,
       BELLARY RD, SADASHIVA NAGAR,
       ARMANE NAGAR, BENGALURU-560080

4.     THE DEPUTY COMMISSIONER
       D.C. OFFICE, KHADE BAZAR, RAVIWAR PETH
       BELAGAVI, KARNATAKA-590001.

                                                ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1, R2 & R4;
                               - 24 -
                                             NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
 HC-KAR                                          AND 23 OTHERS


     SRI. HAREESH NAYAK., ADVOCATE FOR R3)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A 1ST WRIT
OF CERTIORARI TO QUASH THE IMPUGNED COMMUNICATION DATED
24.06.2025 ISSUED BY THE RESPONDENT AUTHORITY BEARING
NO.NAE39MLR2025(E) AS AT ANNEXURE-E DETERMINING THE DATE
OF    COMPLETION     OF   TENURE   OF   COUNCILORS    AND
CONSEQUENTIALLY THE COMMITTEE INSOFAR AS RELATES TO AT
SL.NO.1, AS CONTRARY TO SEC.18 AND SEC.315 OF KARNATAKA
MUNICIPALITIES ACT, 1964. AND ETC.


IN W.P.NO.106716/2025
BETWEEN

SHRI. VIJAY S/O. SHRISHAIL BOLANNAVAR,
AGE: 33 YEARS,
OCC.: PRESIDENT OF TMC, BAILHONGAL,
R/O.: HOUSE NO.421B/9/7/3, MRUTHYUNJAYA NAGAR,
BAILHONGAL, TAL.: BAILHONGAL, DIST.: BELAGAVI

                                                      ... PETITIONER

(BY SRI. SHIVARAJ S. BALLOLI., ADVOCATE)

AND:

1.     THE GOVERNMENT OF KARNATAKA,
       DEPARTMENT OF MUNICIPALITY ADMINISTRATION,
       VIDHANA SOUDHA, BENGALURU - 560 001
       REPRESENTED BY ITS PRINCIPAL SECRETARY

2.     THE DIRECTORATE OF MUNICIPAL ADMINISTRATION,
       M. S. BUILDING, AMBEDKAR VIDHI,
       BENGALURU 560 001
       REPRESENTED BY ITS DIRECTOR

3.     THE DEPUTY COMMISSIONER, BELAGAVI,
       DC OFFICE, BELAGAVI - 590001

4.     THE TOWN MUNICIPAL COUNCIL, BAILHONGAL,
       TAL.: BAILHONGAL, DIST.: BELAGAVI - 591 102
       REPRESENTED BY ITS CHIEF OFFICER
                              - 25 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS



5.     THE STATE ELECTION COMMISSION,
       CUNNINGHAM ROAD,
       BENGALURU - 560 001
       REPRESENTED BY ITS CHIEF ELECTION OFFICER


                                                   ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1, TO R3;
    SRI. HANUMANTHREDDY SAHUKAR., ADVOCATE FOR R4;
    SRI. S.V. YAJI., ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI QUASHING THE IMPUGNED COMMUNICATION DATED
27/01/2025 PASSED BY RESPONDENT NO.5 BEARING NO.
SECK/ULB/OTHR/1/2025-ULB VIDE ANNEXURE - E;AND ETC.


IN W.P.NO.106726/2025
BETWEEN

SHRI. RAVIRAJ, S/O CHANDRAHAS ANKOLEKAR
AGE: 37 YEARS,
OCC.: PRESIDENT OF CMC, KARWAR
R/O.: HOUSE NO. 1472/C NEAR HIGH CHURCH ROAD,
KARWAR, TAL: KARWAR, DIST: UTTAR KANNADA.

                                                     ... PETITIONER

(BY SRI. SHIVARAJ S. BALLOLI., ADVOCATE)

AND:

1.     THE GOVERNMENT OF KARNATAKA,
       DEPARTMENT OF MUNICIPALITY ADMINISTRATION,
       VIDHANA SOUDHA, BENGALURU - 560 001
       REPRESENTED BY ITS PRINCIPAL SECRETARY

2.     THE DIRECTORATE OF MUNICIPAL ADMINISTRATION,
       M. S. BUILDING, AMBEDKAR VIDHI,
       BENGALURU 560 001
       REPRESENTED BY ITS DIRECTOR
                              - 26 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS



3.    THE DEPUTY COMMISSIONER, BELAGAVI,
      DC OFFICE, BELAGAVI - 590001

4.    THE TOWN MUNICIPAL COUNCIL, BAILHONGAL,
      TAL.: BAILHONGAL, DIST.: BELAGAVI - 591 102
      REPRESENTED BY ITS CHIEF OFFICER

5.    THE STATE ELECTION COMMISSION,
      CUNNINGHAM ROAD,
      BENGALURU - 560 001
      REPRESENTED BY ITS CHIEF ELECTION OFFICER


                                                   ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1, TO R3;
    SRI.S.V. YAJI., ADVOCATE FOR R4)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI QUASHING THE IMPUGNED COMMUNICATION DATED
27/01/2025 PASSED BY RESPONDENT NO.5 BEARING ANNEXURE E;
NO. SECK/ULB/OTHR/1/2025-ULB VIDE AND ETC.

IN W.P.NO.106772/2025
BETWEEN

1.    SRI. HAMIDUDIN S/O SAYYEDUDDIN ROHILE
      AGE:44 YEARS, OCC: PRESIDENT
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

2.    SRI. NAJMUSAKIB S/O NISSARAHMED PALEGAR
      AGE: 50 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

3.    SRI. SADIQUEAHMED S/O MOHAMMEDHUSAIN ROHILE
      AGE: 44 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

4.    SRI. MOSIN S/OSAKIB MARUF
                             - 27 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      AGE: 52 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

5.    SMT. APSANA W/O ABDULKHADAR ROHILE.
      AGE: 35 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

6.    SRI. DATTA S/O DHONDIBA SANNAKKI
      AGE: 39 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI,TQ: RAIBAG
      DIST: BELAGAVI.

7.    SRI. MOHAN S/O VIDHYADHAR LOHAR.
      AGE: 48 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

8.    SRI. SHIVAPPA S/O DHARMANNA GASTI
      AGE: 42 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

9.    SMT. SUJATA W/O SANJEEV MANAGUTTI.

      AGE: 42 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

10.   SMT. INDRABAI S/O SHANKAR TONNE.
      AGE: 65 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

11.   SRI. MOHAMADHUSAIN
      S/O SADIQUE GOREPEERZADE
      AGE: 41 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

12.   SRI. SANJEEV S/O JINAPPA RADARATTI
      AGE: 41 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
                             - 28 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


      DIST: BELAGAVI.

13.   SMT. SADEKHUN S/O RAFIQAHMED ROHILE.
      AGE: 60 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

14.   SRI. ASFAREENN D/O NUSARATH SAIYYAD
      AGE:41 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

15.   SRI. MAHEHBOOB S/O HAJISAB JATGAR
      AGE: 39 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

16.   SMT. TAHESIN W/O MOHAMADRAFIK DAU
      AGE:31 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI,TQ: RAIBAG
      DIST: BELAGAVI.

17.   SMT. HASINA W/O TOFIQ CHAMANSHAIKH
      AGE: 42 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI,TQ: RAIBAG
      DIST: BELAGAVI.

18.   SMT. RUMANA W/O RAFIQAHMAD PINNITOD
      AGE: 39 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

19.   SMT. MADHURI WO RAJU NIDAGUNDI
      AGE: 32 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI, TQ: RAIBAG
      DIST: BELAGAVI.

20.   VASIQUAEHMED SALAMSAHEB MARUF.
      AGE: 32 YEARS, OCC: COUNCILLOR
      R/AT: KUDACHI,TQ: RAIBAG
      DIST: BELAGAVI.

21.   SRI. IMAMUDDIN S/O SHIRAJUDDIN SAJAN.
      AGE: 49 YEARS, OCC: COUNCILLOR
                              - 29 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


       R/AT: KUDACHI, TQ: RAIBAG
       DIST: BELAGAVI.

22.    SMT. GULNAZ W/O ASIFHUSSAIN CHAMANSHAIK
       AGE: 3 YEARS, OCC: COUNCILLOR
       R/AT: KUDACHI, TQ: RAIBAG
       DIST: BELAGAVI.

23.    SMT. SHABANA WO ALLALKHAN ASHPAQAHEMAD
       AGE: 32 YEARS, OCC: COUNCILLOR
       R/AT: KUDACHI, TQ: RAIBAG

                                                    ... PETITIONERS

(BY SRI. ABHISHEK N. BARIGIDAD., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA,
       REP BY THE UNDER SECRETARY TO THE GOVERNMENT,
       MUNICIPAL ADMINISTRATION,
       MS BUILDING,
       BANGALORE-560001

2.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION
       V.V TOWER, DR. B. R. AMBEDKAR VEEDHI
       BANGALORE, 560001

3.     THE DEPUTY COMMISSIONER
       D.C COMPOUND, BELAGAVI 590001

4.     THE ASSISTANT COMMISSIONER,
       CHIKKODI, TQ:CHIKKODI
       DIST:BELAGAVI 591201.

5.     THE KARNATAKA STATE ELECTION COMMISSION,
       NO 16, 2ND AND 3RD FLOOR, BELLARY ROAD,
       SADASHIV NAGAR, ARAMANE ROAD,
       BANGALORE-560080.

6.     THE TOWN MUNICIPAL COUNCIL
       REP/BY ITS CHIEF OFFICER
       KUDACHI, TQ RAIBAG
       DIST: BELAGAVI -591311
                             - 30 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS



                                                  ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R4;
    SRI. HAREESH NAYAK., ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT, ORDER OR
DIRECTION QUASHING THE IMPUGNED COMMUNICATION BY THE
RESPONDENT     NO.1    BEARING     NO:NAE39MLR2025(E)DATED
24.06.2025 COPY AS PER ANNEXURE-G AS BEING ARBITRARY,
ILLEGAL AND CONTRARY TO SECTION 42& 315 OF THE KARNATAKA
MUNICIPALITIES ACT, 1964 ACT READ WITH ARTICLE 243U OF THE
CONSTITUTION, AND AND ETC.

IN W.P.NO.106773/2025
BETWEEN

1.    SRI. YALLANGOUDA S/O BASALINGAPAGOUDA PATIL.
      AGE: 54 YEARS, OCC: COUNCILLOR
      R/AT: GOUDARA ONI,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

2.    SMT. SHEELA W/O RAJESH BAVIKATTI.
      AGE: 38 YEARS, OCC: COUNCILLOR
      R/AT: BAVIKATTI ONI,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-58731.

3.    SRI. ABDULRAJAK S/O MOHAMEDSAAB BAGWAN.
      AGE: 40 YEARS, OCC: COUNCILLOR
      R/AT: BAVIKATTI ONI,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

4.    SRI. MUSTAK S/O DASTAGIRSAB CHIKODI.
      AGE: 41 YEARS, OCC: COUNCILLOR
      R/AT: OIL MILL PLOT,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

5.    SRI. SAJJANSAB S/O SHILIMAN PENDARI
                            - 31 -
                                          NC: 2025:KHC-D:15701
                                        WP No. 106387 of 2025
                                    C/W WP No. 105638 of 2025
                                        WP No. 105784 of 2025
 HC-KAR                                       AND 23 OTHERS


      AGE: 70 YEARS, OCC: COUNCILLOR
      R/AT: PENDARI ONI,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

6.    SMT. CHANDANI S/O NAGESH NAYAK.
      AGE: 38 YEARS, OCE: COUNCILLOR
      R/AT: CHINCHALI PLOT,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

7.    SRI. PRALHAD S/O ARJUN SANNAKI
      AGE: 42 YEARS, OCC: COUNCILLOR
      R/AT: APMC ROAD, BALBAGH
      MAHALINGPUR, TAL: MUDHOL,

      DIST: BAGALKOT-587312.

8.    SMT. SUJATA W/O LAXMAN MANG.
      AGE: 35 YEARS, OCC: COUNCILLOR
      R/AT: SHIROL PLOT,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

9.    SRI. BASAVARAJ S/O MAHALINGAYYA HITINMATH.
      AGE: 45 YEARS, OCC: COUNCILLOR
      R/AT: GATNATTI PLOT,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

10.   SMT. GODAVARI W/O VIRUPAXI BATT.
      AGE: 40 YEARS, OCC: COUNCILLOR
      R/AT: APMC ROAD,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

11.   SRI. BALAVANTHGOUDA S/O LAXMANGOUDA PATIL.
      AGE: 38 YEARS, OCC: COUNCILLOR
      R/AT: APMC ROAD,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

12.   SRI. BASAPPA S/O LAXMAN BURUD.
      AGE: 46 YEARS, OCC: COUNCILLOR
                             - 32 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


      R/AT: NEAR URDU SCHOOL,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

13.   SRI. SHEKAR S/O BASAPPA ANGADI.
      AGE: 58 YEARS, OCC: COUNCILLOR
      R/AT: VIDYANAGAR,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

14.   SMT. SARASWATI W/O CHANAPPA RAMOJI.
      AGE: 37 YEARS, OCC: COUNCILLOR
      R/AT: KENGERI MADDI,

      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

15.   SRI. BASAVARAJ S/O BALAPPA YARAGATTI.
      AGE: 36 YEARS, OCC: COUNCILLOR
      R/AT: SHANTANIKETAN COLONY,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT- 587312.

16.   SRI. RAJU S/O LAKAPPA GOUDAPGOL
      AGE: 42 YEARS, OCC: COUNCILLOR
      R/AT: BUDNI P.D.
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

17.   SMT. LAXMI W/O MAHALINGAPPA MUDAPUR.
      AGE: 42 YEARS, OCC: COUNCILLOR
      R/AT: NEAR HANUMATH TEMPLE,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

18.   SMT. SAVITA W/O PRAKASH KOLIGUDDA.
      AGE: 38 YEARS, OCC: COUNCILLOR
      R/AT: MAHANTESH NAGAR,
      MAHALINGPUR, TAL: MUDHOL,
      DIST: BAGALKOT-587312.

19.   SRI. RAVI S/O KASHINATH JAWALAGI.
      AGE: 35 YEARS, OCC: COUNCILLOR
      R/AT: CHINCHALI PLOT,
                             - 33 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


       MAHALINGPUR, TAL: MUDHOL,
       DIST: BAGALKOT-587312.

20.    SMT. SAVITA W/O CHANNABASU HURKADLI.
       AGE: 44 YEARS, OCE: COUNCILLOR
       R/AT: BASAVA NAGAR.
       MAHALINGPUR, TAL: MUDHOL,
       DIST: BAGALKOT-587312-

21.    SRI. BASAVARAJ S/O LAKAPPA CHAMKERI
       AGE: 43 YEARS, OCC: COUNCILLOR

       R/AT: HUNSHAL ONI.
       MAHALINGPUR, TAL: MUDHOL,
       DIST: BAGALKOT-587312.

22.    SMT. SNEHAL W/O SHIVANAND ANGADI.
       AGE: 35 YEARS, OCC: COUNCILLOR
       R/AT:NEAR MAHALINGESHWAR GUDI,
       MAHALINGPUR, TAL: MUDHOL,
       DIST: BAGALKOT-587312.

23.    SMT. BHAVANA S/O SUNILGOUDA PATIL.
       AGE: 32 YEARS, OCC: COUNCILLOR
       R/AT: KALPADA,
       MAHALINGPUR, TAL: MUDHOL,
       DIST: BAGALKOT-587312.

                                                   ... PETITIONERS

(BY SRI. ABHISHEK N. BARIGIDAD., ADVOCATE)

AND:


1.     THE STATE OF KARNATAKA,
       REP BY THE UNDER SECRETARY TO THE GOVERNMENT,
       MUNICIPAL ADMINISTRATION,
       MS BUILDING,
       BANGALORE-560001

2.     THE DEPUTY COMMISSIONER,
       DISTRICT ADMINISTRATION BUILDING.
       NAVANAGAR, BAGALKOT, DIST:
                             - 34 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      BAGALKOT-587103.

3.    THE ASSISTANT COMMISSIONER.
      JAMAKHANDI, TQ JAMAKHANDI,
      DIST: BAGALKOT-587301.

4.    THE KARNATAKA STATE ELECTION COMMISSION,
      REP BY CHIEF ELECTION OFFICER,
      NO 16, 2ND AND 3RD FLOOR, BELLARY ROAD,
      SADASHIV NAGAR, ARAMANE ROAD,

5.   THE TOWN MUNICIPAL COUNCIL.
     REP BY CHIEF OFFICER,
     MAHALINGPUR, TAL: RABKAVI BANHALLTI
     DIST: BATGALKOT-587312.

                                                  ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. HAREESH NAYAK., ADVOCATE FOR R4;
    SRI. SURABHI KULKARNI., ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT, ORDER OR
DIRECTION QUASHING THE IMPUGNED COMMUNICATION BY THE
RESPONDENT     NO.1    BEARING     NO:NAE39MLR2025(E)DATED
24.06.2025 COPY AS PER ANNEXURE-G AS BEING ARBITRARY,
ILLEGAL AND CONTRARY TO SECTION 42& 315 OF THE KARNATAKA
MUNICIPALITIES ACT, 1964 ACT READ WITH ARTICLE 243U OF THE
CONSTITUTION, AND ETC.

IN W.P.NO.106777/2025
BETWEEN

1.    IMAMJAFARKHAN USMANKHAN PATHAN,
      AGE 65 YEARS, OCC: COUNCILLOR,
      WARD NO: 5, CMC HAVERI
      R/O NAGENDRANAMATTI, TQ/DIST: HAVERI-581110

2.    GIRISH SHIVAPUTRAPPA TUPPAD,
      AGE: 51 YEARS, OCC: COUNCILLOR, WARD NO: 19
      CMC MEMBER HAVERI R/O JAYADEV NAGAR,
      TQ/DIST: HAVERI-581110
                             - 35 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS



3.    SMT.SHASHIKALA RAMU MALAGI
      AGE: 45 YEARS, OCC: COUNCILLOR/PRESIDENT,
      WARD NO: 7, CMC HAVERI
      R/O MANJUNATH NAGAR, TQ/DIST: HAVERI-581110

4.    SHIVAYOGI SIDDABASAYYA HULIKANTIMATH,
      AGE: 50 YEARS, OCC: COUNCILLOR,
      WARD NO: 11, CMC MEMBER HAVERI
      R/O BASAVESHWAR NAGAR B BLOCK 11TH CROSS,
      TQ/DIST: HAVERI-581110

5.    MALLIKARJUN GURUPAADAPPA SATENAHALLI,
      AGE: 65 YEARS, OCC: COUNCILLOR,
      WARD NO: 27, CMC MEMBER HAVERI
      R/O MANJUNATH NAGAR, TQ/DIST: HAVERI-581110

6.    NAGARAJ MALLAPPA TALAWAR,
      AGE: 35 YEARS, OCC: COUNCILLOR WARD NO: 1,
      CMC HAVERI R/O MANJUNATH NAGAR,
      TQ/DIST: HAVERI-581110

7.    SMT.JAIRABI IQBALAHMED KHAJI,
      AGE: 60 YEARS, OCC: COUNCILLOR,
      WARD NO: 29, CMC MEMBER HAVERI
      R/O MAHABOOB NAGAR, TQ/DIST: HAVERI-581110

8.    SMT. KAVITA ADIVEYYA YALAVIGIMATH,
      AGE: 50 YEARS, OCC: COUNCILLOR,
      WARD NO: 31, CMC MEMBER HAVERI
      R/O ASHWINI NAGAR, TQ/DIST: HAVERI-581110

9.    SMT.ZAHEEDABANU @
      JAHEEDABANU ABDULRAZAK JAMADAR,
      AGE: 60 YEARS, OCC: COUNCILLOR, WARD NO: 17
      CMC MEMBER HAVERI
      R/O SOLAMATTI, TQ/DIST: HAVERI-581110

10.   PRASANNA SHEKHAR SINGH DHARWAD,
      AGE: 50 YEARS, OCC: COUNCILLOR,
      WARD NO: 10, CMC MEMBER HAVERI
      R/O VIDYANAGAR 2ND CROSS,
      TQ/DIST: HAVERI-581110
                             - 36 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


11.   VENKATESH DURGAPPA BIJAPUR,
      AGE: 47 YEARS, OCC: COUNCILLOR,
      WARD NO: 4, CMC HAVERI
      R/O NAGENDRANAMATTI,
      TQ/DIST: HAVERI-581110

12.   PEERSAB MUNAFSAB CHOPDAAR,
      AGE: 45 YEARS, OCC: COUNCILLOR,
      WARD NO: 18 CMC MEMBER HAVERI
      R/O SHIVAYOGESHWAR NAGAR,
      TQ/DIST: HAVERI-581110

13.   RAVI SADANAND DODMANI,
      AGE: 40 YEARS, OCC: COUNCILLOR,
      WARD NO: 3, CMC HAVERI
      R/O IJARILAKAMAPURA, TQ/DIST: HAVERI-581110

14.   DADAPEER ISMAILSAB CHUDIGAARA,
      AGE: 40 YEARS, OCC: COUNCILLOR,
      WARD NO: 23, CMC MEMBER HAVERI
      R/O TALAVAR ONI, TQ/DIST: HAVERI-581110

15.   SANJEEV M PATIL @ NEERALAGI,
      AGE: 55 YEARS, OCC: COUNCILLOR,
      WARD NO: 6, CMC HAVERI
      R/O BASAVESHWAR NAGAR B BLOCK,
      16TH CROSS, TQ/DIST: HAVERI-581110

16.   SMT. DEEPA NIRANJAN HERUR,
      AGE: 40 YEARS, OCC: COUNCILLOR,
      WARD NO: 13 CMC, MEMBER HAVERI
      R/O SHIVYOGESHWAR NAGAR 3RD CROSS,
      TQ/DIST: HAVERI-581110

17.   SMT.BASAVVA SATISH HAVERI,
      AGE: 40 YEARS, OCC: COUNCILLOR,
      WARD NO: 14, CMC MEMBER HAVERI
      R/O NAGENDRANAMATTI, KORAVARA ONI,
      TQ/DIST: HAVERI-581110

18.   SMT. SAVITA KOTEPPA KAMBALI,
      AGE: 35, OCC: COUNCILLOR, WARD NO: 15
      CMC MEMBER HAVERI R/O PURADA ONI
      (SIDDADEVAPURA),
                                - 37 -
                                              NC: 2025:KHC-D:15701
                                            WP No. 106387 of 2025
                                        C/W WP No. 105638 of 2025
                                            WP No. 105784 of 2025
HC-KAR                                            AND 23 OTHERS


      TQ/DIST: HAVERI-581110

19.   SMT.MALLAVVA SHIVAPPA GOURAMMANNAVAR,
      AGE: 60 YEARS, OCC: COUNCILLOR,
      WARD NO: 25, CMC MEMBER HAVERI
      R/O PUDARA ONI, TQ/DIST: HAVERI-581110

20.   SMT.RENUKA RAVI PUTRAN,
      AGE: 40 YEARS, OCC: COUNCILLOR,
      WARD NO: 24 CMC, MEMBER HAVERI
      R/O GADDIGERI ONI, TQ/DIST: HAVERI-581110

21.   SMT.LALITA NAGESH MALAGODA,
      AGE: 50 YEARS, OCC: COUNCILLOR,
      WARD NO: 2, CMC HAVERI
      R/O IJARILAKAMAPURA, TQ/DIST: HAVERI-581110

22.   BASAVARAJ BHADRAPPA BELAVADI,
      AGE: 60 YEARS, OCC: COUNCILLOR,
      WARD NO: 20 CMC MEMBER HAVERI
      R/O TULASI ICON, TQ/DIST: HAVERI-581110

23.   SMT.CHENNAMMA BASAVARAJ BYADAGI,
      AGE: 35 YEARS, OCC: COUNCILLOR,
      WARD NO: 9, CMC MEMBER HAVERI
      R/O SHIVAJINAGAR 3RD CROSS,
      TQ/DIST: HAVERI-581110

24.   SMT. POOJA BASAYYA HIREMATH,
      AGED 45 YEARS, OCC: COUNCILLOR,
      WARD NO: 8, VICE PRESIDENT CMC MEMBER HAVERI
      R/O VIDYANAGAR 2ND CROSS,
      TQ/DIST: HAVERI-581110

25.   MANJUNATH @ GANESH T BISHTANNAVAR,
      AGE: 55 YEARS, OCC: COUNCILLOR,
      WARD NO: 22, CMC MEMBER HAVERI
      R/O VIDYANAGAR (NEAR AANE PARK),
      TQ/DIST: HAVERI-581110

26.   SMT. CHAITRA SHAMBHULINGA HATTI,
      AGE: 45 YEARS, OCC: COUNCILLOR,
      WARD NO: 28, CMC MEMBER HAVERI
      R/O AKKIPETE, TQ/DIST: HAVERI-581110
                              - 38 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS



27.    SMT. VISHALAKSHI SHREEDHAR AANAVATTI,
       AGE: 50 YEARS, OCC: COUNCILLOR,
       WARD NO: 12 CMC, MEMBER HAVERI
       R/O SHIVBASAVA NAGAR 3RD CROSS,
       TQ/DIST: HAVERI-581110

28.    SACHIN SIVASHANKAR DAMBLA,
       AGE: 55 YEARS, OCC: COUNCILLOR,
       WARD NO: 30, CMC MEMBER HAVERI
       R/O HAVERI, TQ/DIST: HAVERI-581110

29.    UMESH SHEKHAPPA KURUBARA,
       AGE: 45 YEARS, OCC: COUNCILLOR,
       WARD NO: 21 CMC MEMBER HAVERI
       R/O DEVASAI GALLI, TQ/DIST: HAVERI-581110

30.    SMT. RAZIYABEGUM HUSSAINSAB DEVIHOSUR,
       AGE: 55 YEARS, OCC: COUNCILLOR,
       WARD NO: 26, CMC MEMBER HAVERI
       R/O SHIVALING NAGAR, TG/DIST: HAVERI-581110

31.    NINGARAJ BASAVARAJ SHIVANNAVAR,
       AGE: 40 YEAR'S, OCC: COUNCILLOR,
       WARD NO: 16 CMC MEMBER HAVERI
       R/O A BLOCK 10TH CROSS, BASAVESHWARA NAGAR,
       TQ/DIST: HAVERI-581110

                                                    ... PETITIONERS

(BY SRI. VIJAYENDRA BHIMAKKANAVAR., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       RPTD, BY ITS UNDER SECRETARY,
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S.BUILDING, BENGALURU-560001.

2.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION,
       V.V.TOWER, DR.B.R.AMBEDKAR VEEDHI,
       BENGALURU-560001.

3.     THE DEPUTY COMMISSIONER,
                             - 39 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      D.C OFFICE, HAVERI-581110

4.    THE COMMISSIONER,
      CITY MUNICIPAL COUNCIL, HAVERI,
      TQ/DIST: HAVERI-581110

5.    THE KARNATAKA STATE ELECTION COMMISSION,
      NO.16, 2ND AND 3RD FLOOR, BELLARY ROAD,
      SADASHIV NAGAR, ARAMANE ROAD,
      BENGALURU-560080.

                                                  ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. PAVAN B. DODATTI., ADVOCATE FOR R4;
    SRI. HAREESH NAYAK., ADVOCATE FOR R5)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI        TO      QUASH         THE      IMPUGNED
COMMUNICATION/DIRECTION DTD: 27-01-2025 VIDE ANNEXURE-E
BEARING NO.SECK /ULB/OTHR /1/ 2025-ULB ISSUED/ADDRESSED
BY THE RESPONDENT NO.5 TO RESPONDENT NO.1, IN THE
INTEREST OF JUSTICE AND EQUITY.AND ETC.

IN W.P.NO.106782/2025
BETWEEN

1.    SMT. NEELAVVA
      W/O. PAWADAPPA VADDIGERI
      AGE: 54 YEARS, OCC: MEMBER TMC NARGUND,
      R/O. WARD NO. 15, NARGUND
      DIST: GADAG 582 207

2.    CHANDRAGOUDA
      KENCHANAGOUDA PATIL,
      AGE: 44 YEARS, OCC: MEMBER TMC NARGUND
      R/O. WARD NO. 05 NARGUND
      DIST: GADAG 582 207

3.    SUNIL
      S/O. SANGAPPA KUSHTAGI,
      AGE: 52 YEARS, OCC: MEMBER TMC NARGUND
      R/O. WARD NO. 01 NARGUND.
                             - 40 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      DIST: GADAG 582 207

4.    SMT. MANJULA
      W/O. PRAKASH PATTANASHETTI,
      AGE: 48 YEARS, OCC: MEMBER TMC NARGUND
      R/O. WARD NO. 02, NARGUND.
      DIST: GADAG 582 207

5.    SMT. RAJESHWARI
      W/O. HANUMANTH HAVALDAR,
      AGE: 43 YEARS, OCC: MEMBER, TMC NARGUND
      R/O. WARD NO. 06, NARGUND.
      DIST: GADAG 582 207

6.    RAJIYABEGAUM
      W/O. HASANSAB TAHASILDAR,
      AGE:36 YEARS, OCC: MEMBER, TMC NARGUND
      R/O. WARD NO. 07, NARGUND.
      DIST: GADAG 582 207

7.    SMT. ANNAPURNA
      W/O. SIDDAPPA YALIGAR,
      AGE: 39 YEARS, OCC: MEMBER, TMC NARGUND
      R/O. WARD NO. 08, NARGUND.
      DIST: GADAG 582 207

8.    PRASHANT
      S/O. LAXMANARAO JOSHI,
      AGE: 55 YEARS, OCC: MEMBER, TMC NARGUND
      R/O. WARD NO. 10, NARGUND.
      DIST: GADAG 582 207

9.    SMT. BHAVANA
      W/O. SIDDANAGOUDA PATIL,
      AGE: 36 YEARS, OCC: MEMBER, TMC NARGUND
      R/O. WARD NO. 12, NARGUND.
      DIST: GADAG 582 207

10.   RACHANGOUDA
      S/O. FAKKIRAGOUDA PATIL,
      AGE: 38 YEARS, OCC: MEMBER, TMC NARGUND
      R/O. WARD NO. 13, NARGUND.
      DIST: GADAG 582 207
                               - 41 -
                                             NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
 HC-KAR                                          AND 23 OTHERS


11.    DEVARAJ
       S/O. BHARAMOJI KALAL,
       AGE:55 YEARS, OCC: MEMBER, TMC NARGUND
       R/O. WARD NO. 16, NARGUND.
       DIST: GADAG 582 207

12.    FAKKIRAPPA
       S/O. SHIVANAND HADIMANI, AGE:45 YEARS,
       OCC: MEMBER, TMC NARGUND
       R/O. WARD NO. 17, NARGUND.
       DIST: GADAG 582 207

13.    SMT. KAVITA
       W/O. MARUTI ARBANAD,
       AGE: 46 YEARS, OCC: MEMBER, TMC NARGUND
       R/O. WARD NO. 18, NARGUND.
       DIST: GADAG 582 207

14.    SMT. KASHAVVA

       W/O. BASAPPA MALAGI,
       AGE: 44 YEARS, OCC: MEMBER, TMC NARGUND
       R/O. WARD NO. 20, NARGUND.
       DIST: GADAG 582 207

15.    HUSENSAB
       S/O. NANNESAB GOTUR,
       AGE: 46YEARS, OCC: MEMBER, TMC NARGUND
       R/O. WARD NO. 21, NARGUND.

16.    SMT. RENAVVA
       W/O. SURESH KALLARI,
       AGE: 54 YEARS, OCC: MEMBER, TMC NARGUND
       R/O. WARD NO. 22, NARGUND.

                                                     ... PETITIONERS

(BY SRI. K.L. PATIL., ADVOCATE)

AND:

1.     THE GOVERNMENT OF KARNATAKA,
       DEPT. OF MUNICIPAL ADMINISTRATION,
       VIDHANA SOUDHA, BENGALURU 560 001
                             - 42 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      REPRESENTED BY ITS PRINCIPAL SECRETARY

2.    THE DIRECTORATE OF MUNICIPAL ADMINISTRATION,
      M. S. BUILDING, AMBEDKAR VIDHI,
      BENGALURU 560 001
      REPRESENTED BY ITS DIRECTOR

3.    THE DEPUTY COMMISSIONER,
      GADAG DIST. GADAG 582 101

4.    THE TOWN MUNICIPAL COUNCIL,
      NARGUND, DIST. GADAG 582 207
      REPRESENTED BY ITS CHIEF OFFICER

5.    THE STATE ELECTION COMMISSION,
      CUNNINGHAM ROAD,
      BENGALURU 560 001
      REPRESENTED BY ITS CHIEF ELECTION OFFICER



                                                  ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. CHETAN MUNNOLI., ADVOCATE FOR R4;
    SRI. HAREESH NAYAK., ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO          ISSUE A WRIT OF
CERTIORARI TO QUASH THE IMPUGNED COMMUNICATION DATED:
26.03.2025 ISSUED BY THE 1ST RESPONDENT AUTHORITY BEARING
NO. NO.A.E 39 MLR 2025 (Ε) VIDE ANNEXURE D AND ETC.

IN W.P.NO.106791/2025
BETWEEN

1.    SMT. SHILPA W/O GAUTAM RODAKAR.
      AGE: 28 YEARS, OCC: PRESIDENT,
      R/AT: DEVARAJ NAGAR,
      TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

2.    SMT. NASAREENBANU W/O RAJESAB NAGARJI.
      AGE: 38 YEARS, OCC: VICE-PRESIDENT,
                             - 43 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      R/AT: DEVARAJ NAGAR,
      TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

3.    SRI. KUMAR S/O SHRIPATI SARIKAR.
      AGE: 47 YEARS, OCC: COUNCILLOR,
      TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

4.    SRI. SHETTAPPA S/O BANATTEPPA SUNAGAR
      AGE: 43 YEARS, OCC: COUNCILLOR,
      R/AT: WARD NO. 15, TERDAL,
      TAL: JAMKHANDI, DIST: BAGALKOT-587315.

5.    SRI. SURESH S/O PARAPPA KABADAGI
      AGE: 55 YEARS, OCC: COUNCILLOR,
      R/AT: KABADAGI GALLI, TERDAL,
      TAL: JAMKHANDI, DIST: BAGALKOT-587315.

6.    SRI. ADINATH S/O JINNAPPA SAPTASAGAR.
      AGE: 53 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

7.    SRI. NOOREISLAM S/O MODINSAB ATARAUT.
      AGE: 48 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

8.    SRI. RUSTUM S/O ISMAIL NIPPANI.
      AGE: 50 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

9.    SRI. LAXMAN S/O SHIVANAPPA NAYAK.
      AGE: 35 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

10.   SRI. FAIZULLA S/O ALLABAKSH INAMADAR.
      AGE: 33 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.
                             - 44 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


11.   SRI. MOULALLI S/O BUDANSAB CHATTARABANAKOTI.
      AGE: 44 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

12.   SRI. SANTOSH S/O ALLAPPA JAMAKHANDI.
      AGE: 33 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

13.   SMT. SANGITA S/O KEDARI PATIL.
      AGE: 29 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

14.   SMT. ROOPA W/O SHANKAR KUMBAR.
      AGE: 35 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

15.   SMT. KAMALAVVA W/O BHIMAPPA VADDAR.
      AGE: 66 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

16.   SMT. AKKUTAYI W/O UJALANTH KAMBALE.
      AGE: 71 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

17.   SRI. VINAYAK S/O RAMAKRISHNA BANKAPUR.

      AGE: 40 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

18.   SRI. KASHINATH N RATHOD.
      AGE: 41 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT-587315.

19.   SRI. SACHIN S/O DONDIBA KODATHE.
      AGE: 37 YEARS, OCC: COUNCILLOR,
      R/AT: TERDAL, TAL: JAMKHANDI,
                             - 45 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


       DIST: BAGALKOT-587315.

20.    SMT. MAHADEVI W/O RAMAPPA GHASTI.
       AGE: 50 YEARS, OCC: COUNCILLOR,
       R/AT: TERADAL, TAL: JAMKHANDI,
       DIST: BAGALKOT-587315.

21.    SMT. ANNAPURNA W/O SADASHIV HOSAMANI.
       AGE: 43 YEARS, OCC: COUNCILLOR,
       R/AT: TERDAL, TAL: JAMKHANDI,
       DIST: BAGALKOT-587315.

22.    SMT. SHANTAVVA W/O RUDRAPPA KALTHIPI.
       AGE: 56 YEARS, OCC: COUNCILLOR,
       R/AT: TERDAL, OCC: COUNCILLOR,
       DIST: BAGALKOT-587315.

23.    SMT. KUSHMANDINI W/O ALLAPPA BABGOND.
       AGE: 40 YEARS, OCC: COUNCILLOR,
       DIST: BAGALKOT-587315.

                                                   ... PETITIONERS

(BY SRI. ABHISHEK N. BARIGIDAD., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA,
       REP BY THE UNDER SECRETARY TO THE GOVERNMENT,
       MUNICIPAL ADMINISTRATION, MS BUILDING,
       BANGALORE-560001

2.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION
       V.V TOWER, DR. B. R. AMBEDKAR VEEDHI
       BANGALORE, 560001

3.     THE DEPUTY COMMISSIONER
       NAVANAGAR, BAGALKOTE-587103.

4.     THE KARNATAKA STATE ELECTION COMMISSION,
       NO 16, 2ND AND 3RD FLOOR, BELLARY ROAD,
       SADASHIV NAGAR, ARAMANE ROAD,
       BANGALORE-560080.
                             - 46 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


5.    THE TOWN MUNICIPAL COUNCIL
      REP/BY ITS CHIEF OFFICER.
      TERDAL, TAL: JAMKHANDI,
      DIST: BAGALKOT -587315.

                                                  ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. HAREESH NAYAK., ADVOCATE FOR R4;
    SRI. MAHANTESH R. PATIL., ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT, ORDER OR
DIRECTION QUASHING THE IMPUGNED COMMUNICATION BY THE
RESPONDENT NO.1 BEARING NO: NAE39MLR2025(E) DATED
26.03.2025 COPY AS PER ANNEXURE-G AS BEING ARBITRARY,
ILLEGAL AND CONTRARY TO SECTION 42 & 315 OF THE KARNATAKA
MUNICIPALITIES ACT, 1964 ACT READ WITH ARTICLE 243U OF THE
CONSTITUTION AND ETC.

IN W.P.NO.106806/2025
BETWEEN

1.    MANJUNATH S/O MALLAPPA SOPPIN
      AGE: 51 YEARS, OCC.: COUNCILLOR,
      TMC, HUVINA HADAGALI,
      R/O 9TH WARD, RENUKA NAGAR,
      HUVINA HADAGALI 583219

2.    SMT. GADIGI GURUBASAMMA,
      W/O J. MALLIKARJUNA,
      AGE: 42 YEARS, OCC.: COUNCILLOR,
      TMC, HUVINA HADAGALI,
      R/O H.NO. 287, BEHIND KALLESWARA
      TEMPLE, FORT,
      HUVINA HADAGALI 583219

3.    SMT. JYOTHI H.,
      W/O PAVAN KUMAR H.,
      AGE: 40 YEARS, OCC.: COUNCILLOR,
      TMC, HUVINA HADAGALI,
      R/O H.NO. 327, 3RD WARD, FORT,
      HUVINA HADAGALI 583219
                              - 47 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS



4.    LEELA W/O DR. PRAKASH ATAWALIGI,
      AGE: 41 YEARS, OCC.: COUNCILLOR,
      TMC, HUVINA HADAGALI,
      R/O H.NO. 5, KODIHALLI ONI,
      4TH WARD, FORT,
      HUVINA HADAGALI 583219

5.    A. J. VEERESH, S/O A.C. JAYANNA,
      AGE: 42 YEARS, OCC.: COUNCILLOR,
      TMC, HUVINA HADAGALI,
      R/O H.NO. 23, 5TH WARD, JAINAR ONI,
      HUVINA HADAGALI 583219

6.    SANTAVVA W/O YALLAPPA KADAL,
      AGE: 67 YEARS, OCC.: COUNCILLOR,
      TMC, HUVINA HADAGALI,
      R/O 6TH WARD, HALLAD ROAD,
      HUVINA HADAGALI 583219

7.    SMT. SHOBHA, W/O SHANKARAPPA
      AGE: 53 YEARS, OCC.: COUNCILLOR, TMC,
      HUVINA HADAGALI, R/O M.P.PRAKASH NAGAR,
      HUVINA HADAGALI 583219

8.    SMT. JYOTHI MALLANNA, W/O SHANTAVEERAPPA,
      AGE: 56 YEARS, OCC.: COUNCILLOR,
      TMC, HUVINA HADAGALI,
      R/O 1ST WARD, WARD, FORT,
      HUVINA HADAGALI 583219

9.    MANJUNATH J., S/O JAYAKUMAR,
      AGE: 55 YEARS, OCC.: COUNCILLOR, TMC,
      HUVINA HADAGALI,
      R/O 10TH WARD, SOPPINAKALAMMA LAYOUT,
      HUVINA HADAGALI 583219

10.   SMT. B.RENUKAMMA W/O BASAVARAJAPPA,
      AGE: 65 YEARS, OCC.: COUNCILLOR, TMC,
      HUVINA HADAGALI, R/O 16TH WARD,
      NEAR URDU SCHOOL,
      HUVINA HADAGALI 583219

11.   CHANDRA NAIK, S/O NANYA NAIK,
                             - 48 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


      AGE: 45 YEARS, OCC.: COUNCILLOR, TMC,
      HUVINA HADAGALI, R/O 17TH WARD,
      VEERABHADRESHWARA LAYOUT,
      HUVINA HADAGALI

12.   SARJAPPANAVAR SHAFIULLA,
      S/O SABUDDIN SAAB,
      AGE: 54 YEARS, OCC.: COUNCILLOR,
      TMC, HUVINA HADAGALI,
      R/O 13TH WARD, HUVINA HADAGALI 583219

13.   SMT. GANTI JAMALABI,
      W/O GANTI KALANDER SAAB,
      AGE: 55 YEARS, OCC.: COUNCILLOR, TMC,
      HUVINA HADAGALI, R/O 11TH WARD,
      BEHIND TALUK LIBRARY,
      HUVINA HADAGALI-583219

14.   GOUS MODIN WARAD,
      S/O WARAD KALANDER SAAB,
      AGE: 56 YEARS, OCC., COUNCILLOR, TMC,
      RAMASWAMY LAYOUT, HUVINA HADAGADI 563219

15.   ARANI MOHAMMED RAFI,
      S/O ARANI JUMAL SAAB,
      AGE: 95 YEARS, OSE: COUNCILLOR, TMC,
      HUVINA MADAGALI, R/E BLO, 441,
      16TH WARD, HUVINA HADAGALI 582219

16    E.T.MALATESH S/O E.T. SHAMBHUNATH,
      AGE: 50 YEARS, OCE: COUNCILLOR, TMC,
      HUVINA HADAGALI, R/8 11.NO. 817,
      17TH WARD, HUVINA MADAGADI 583219

17.   SMT. NIRMALA, W/O PARAMESHWARISH R.,
      AGE: 44 YEARS, OCE: COUNCILLOR,
      TMC, HUVINA HADAGALI,
      R/O RAJEEV NAGAR, HUVINA HADAGALI 583219

18    AIGOL SURESH KUMAR, S/O L. BASAVARAJAPPA,
      AGE: 42 YEARS, OCE; COUNCILLOR, TMC,
      HUVINA HADAGALI, R/E MAIN ROAD,
      HUVINA HADAGALI 583219
                              - 49 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


19.    SMT. VISHALAKSHI, W/O VEERANNA(@ANGADI
       AGE: 58 YEARS, OCE. COUNCILLOR, TMC,
       HUVINA HADAGALI, R/O H.NO. 826/79 B,
       5TH WARD, RAMASWAMI LAYOUT,
       HUVINA HADAGALL 583219

20.    HANUMANTHAPPA, S/O RAMAPPA,
       AGE: 50 YEARS, OCE.: COUNCILLOR,
       TMC, HUVINA HADAGALI, R/O
       MAIN ROAD, HUVINAHADAGALI 583219

21.    THIMMAPPA, 5/O VENKAPPA,
       AGE: 57 YEARS, OCE.: COUNCILLOR,
       TMC, HUVINA HADAGALI,
       R/O 22ND WARD, NEAR KATAKARA ONI,
       RAMADEVARAGUDI, HUVINA
       HADAGALL 583219


22.    SMT. DURGAVVA, D/O SANNA SAKRAVVA
       AGE: 66 YEARS, OCC.: COUNCILLOR, TMC,
       HUVINA HADAGALI,
       R/O H.NO. 686, NEW HARIJAN COLONY,
       17TH WARD, HUVINA HADAGALI 583219

                                                    ... PETITIONERS

(BY SRI. KIRAN ANGADI., ADVOCATE)

AND:

1.     STATE OF KARNATAKA,
       THROUGH ITS UNDER SECRETARY,
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S. BUILDING, BENGALURU - 560001.

2.     THE DEPUTY COMMISSIONER,
       VIJAYANAGAR DISTRICT, HOSAPETE - 583201.

3.     THE ASSISTANT COMMISSIONER,
       HARAPANAHALLI, VIJAYANAGAR DISTRICT - 583131.

4.     THE KARNATAKA STATE ELECTION COMMISSION,
       NO.16, 2ND & 3RD FLOOR, BELLARY ROAD,
                             - 50 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


       SADASHIV NAGAR, ARAMANE ROAD,
       BENGALURU 560080

                                                  ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. HAREESH NAYAK., ADVOCATE FOR R4)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI TO QUASH THE IMPUGNED COMMUNICATION ISSUED
BY RESPONDENT NO.1 BEARING NO. NA AA EE 39 MLR 2025(E)
DATED 26.03.2025 VIDE ANNEXURE 'G' INSOFAR AS IT PROPOSES
TO CONDUCT ELECTIONS TO TMC, HUVINAHADAGALI BEFORE
COMPLETION OF THE 30-MONTH TENURE OF THE PRESIDENT AND
VICE-PRESIDENT ELECTED ON 20.02.2025 AND ETC.

IN W.P.NO.106847/2025
BETWEEN

B REKHA W/O B RAMESH
AGE: 33 YEARS, OCC:
R/O.: HOUSE NO. 66, 8TH WARD,
KUDLIGI ROAD, AMBEDKAR NAGAR,
KOTTUR, KUDLIGI, BELLARY- 583 134

                                                    ... PETITIONER

(BY SRI. PRASHANTH MATHAPATI., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       THROUGH ITS PRINCIPAL SECRETARY,
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S. BUILDING, BENGALURU-560 001

2.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION,
       V.V. TOWER, DR. B.R. AMBEDKAR VEEDHI,
       BENGALURU-560 001

3.     THE DEPUTY COMMISSIONER
       D. C OFFICE, T. B. DAM
       HOSAPETE-583225
                               - 51 -
                                             NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
 HC-KAR                                          AND 23 OTHERS


      VIJAYANAGARA DISTRICT

4.    THE CHIEF OFFICER
      TOWN PANCHAYAT, KOTTURU
      HARAPANAHALLI ROAD, NEAR IB
      KOTTURU-583134, VIJAYANAGARA DISTRICT

5.    THE KARNATAKA ELECTION COMMISSION
      REP. BY THE CHIEF ELECTION OFFICER,
      THE OFFICE OF ELECTION OFFICER.
      NO.16, 2ND AND 3RD FLOOR,
      BELLARY ROAD, SADASHIVA NAGAR,
      ARAMANE NAGAR, BENGALURU , KARANATAKA-560080

                                                    ... RESPONDENTS
(BY SRI. GANGADHAR J.M., AAG ALONG WITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. HAREESH NAYAK., ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT, ORDER OR
DIRECTION, QUASHING THE IMPUGNED COMMUNICATION DATED
26.03.2025 (ANNEXURE-F), ISSUED BY THE 1ST RESPONDENT
BEARING NO.NA AA I 39 MLR 2025(I), AS BEING ARBITRARY,
UNCONSTITUTIONAL, AND CONTRARY TO SECTIONS 18, 315, 316,
AND 318 OF THE KARNATAKA MUNICIPALITIES ACT, 1964, AND
VIOLATIVE OF ARTICLE 243-U OF THE CONSTITUTION OF INDIA
AND ETC.

IN W.P.NO.106887/2025
BETWEEN

1.    M FATEEMA
      W/O SHAKSHAVALI,
      AGED ABOUT 35 YEARS,
      OCC; PRESIDENT
      R/O 20TH WARD, BANGERI
      HARAPANAHALLI-583131
      VIJAYANAGAR DISTRICT

2.    L DADAPEER
      S/O LATI MAHABOOBSAB
      AGED ABOUT 45 YEARS
                                - 52 -
                                              NC: 2025:KHC-D:15701
                                            WP No. 106387 of 2025
                                        C/W WP No. 105638 of 2025
                                            WP No. 105784 of 2025
 HC-KAR                                           AND 23 OTHERS


       OCC TMC MEMBER
       R/O 11TH WARD
       SUNAGARAGERI
       HARAPANAHALLI-583131
       VIJAYANAGAR DISTRICT.

3.     D. ABDUL REHEMANSAB,
       S/O YUSUF SAB,
       AGED ABOUT 60 YEARS;
       OCC TMC MEMBER
       R/O PATANGERI, 13TH WARD,
       HARAPANAHALLI-583131
       VIJAYANAGAR DISTRICT

4.     MANJUNATH S IJANTAKAR
       S/O SHANKA RAO
       AGED ABOUT 48 YEARS,
       OCC;TMC MEMBER
       R/O 18TH WARD,
       KOTHOR ROAD,
       HARAPANAHALLI-583131
       VIJAYANAGAR DISTRICT

5.     T VENKATESH
       S/O T UCHENGEMMA
       AGED ABOUT52 YEARS,
       OCC TMC MEMBER,
       R/O 26TH WARD, VALMIKINAGAR
       ARASIKER ROAD,
       HARAPANAHALLI-583131
       VIJAYANAGAR DISTRICT,

                                                      ... PETITIONERS

(BY SRI. ANIL KALE., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       THROUGH ITS PRINCIPAL SECRETARY,
       DEPARTMENT OF URBAN DEVELOPMENT,
       4TH FLOOR, VIKAS SUVARNA SOUDHA
       BENGALURU-560 001
                              - 53 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


2.    THE DIRECTOR OF MUNICIPAL ADMINISTRATION,
      V.V.TOWER, DR. B. R.AMBEDKAR VEEDHI,
      BENGALURU-560 001

3.    THE CHIEF ELECTION OFFICER
      THE OFFICE OF ELECTION OFFICER
      BENGALURU-560 001

4.    THE DEPUTY COMMISSIONER
      OFFICE OF THE DEPUTY COMMISSIONER,
      HOSEPETE 583201
      VIJAYANAGAR DISTRICT

5.    THE TAHASHILDAR
      HARAPANAHALLI-58313
      VIJAYANAGAR DISTRICT

6.    THE COMMISSIONER
      CITY MUNICIPAL COUNCIL
      HARAPANAHALLI-583131
      VIJAYANAGAR DISTRICT

7.    THE STATE ELECTION COMMISSIONER.
      NO. 16; 2ND & 3RD FLOOR
      BALLARI ROAD, SADASHIV NAGAR,
      BENGALURU-5600 80.

      (AMENDMEND CARRIED OUT VIDE
       ORDER DATED 16.09.2025)

                                                   ... RESPONDENTS
(BY SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R5;
    SRI. GANGADHAR J.M., ADVOCATE FOR R6;
    SRI. HAREESH NAYAK., ADVOCATE FOR R7)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI TO QUASH THE IMPUGNED COMMUNICATION DATED
27-01.2025 ISSUED BY THE 1ST RESPONDENT AUTHORITY BEARING
NO.SECK/ ULB/OTHR/1/2025-ULB AS AT ANNEXURE-F DETERMINING
THE DATE OF COMPLETION OF TENURE OF COUNCILORS AND
CONSEQUENTIALLY THE COMMITTEE INSOFAR AS RELATES TO AT
SL.NO. 195, AS CONTRARY TO SEC.18 AND SEC.315 OF KARNATAKA
MUNICIPALITIES ACT, 1964 AND ETC.
                             - 54 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


IN W.P.NO.106895/2025
BETWEEN

1.    CHAMPAK RAMESH BISALAHALLI,
      AGE: 40 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 3, KANCHAGAR ONI,
      RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

2.    SHASHIDHAR HUCCHAPPA BASENAYAK,
      AGE: 48 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 20, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

3.    PRAKASH DURGAPPA PUJAR,
      AGE: 60 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 02, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

4.    TRIVENI N PAWAD,
      AGE: 36 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 22, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

5.    GANGAMMA ISHWARAPPA HAVANUR,
      AGE: 55 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 5, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

6.    MANJULADEVI S HATTI,
      AGE: 45 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 24, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

7.    RAMAPPA KARABASAPPA KARADENNAVAR
      AGE: 45 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 35, RANEBENNUR-581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

8.    NOORULLA SAIYED USMANSAB KHAJI,
      AGE: 42 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 12, RANEBENNUR-581 115,
      TQ: RANEBENNUR, DIST: HAVERI.
                             - 55 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


9.    HABIBULLA KAMBALI,
      AGE: 50 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 21, RANEBENNUR-581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

10.   MALLIKARJUN BASAVARAJAPPA ANGADI,
      AGE: 49 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 10,
      RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

11.   RATNAVVA HANUMANT PUJAR,
      AGE: 60 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 15, RANEBENNUR - 581 115,
      TG: RANEBENNUR, DIST: HAVERI.

12.   MEHABOOB ANWARSAB MULLA,
      AGE: 50 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 19, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

13.   HONNAVVA BASAVANNEPPA KATI,
      AGE: 58 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 29, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

14.   KASTURI SIDDAPPA CHIKKABIDARI,
      AGE: 39 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 4, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

15.   SUMANGALA MRUNTYUNJAY PATIL,
      AGE: 40 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 6, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

16.   ABDULGAFARKAN H IRANI,
      AGE: 55 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 13, RANEBENNUR - 581 115, TQ:
      RANEBENNUR, DIST: HAVERI.

17.   SUMA RAVI HUCCHHAGONDAR,
      AGE: 50 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 26, RANEBENNUR - 581 115,
                             - 56 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


      TQ: RANEBENNUR, DIST: HAVERI.

18.   ARIPAKAN NISAR AHMAD SOUDAGAR,
      AGE: 60 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 14, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

19.   SUVARNA GIRISH SURALIKERIMATH,

      AGE: 44 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 25, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

20.   SIDDAPPA BHARAMMAPPA BAGILADAVAR,
      AGE: YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 27, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

21.   PUTTAPPA GUDDAPPA MARIYAMANAVAR,
      AGE: 60 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 31, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

22.   JAYASHRI KRISHNAJIRAO PISE,
      AGE: 45 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 23, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

23.   HANAMANTHAPPA MAHESHWARAPPA HEDDERI,
      AGE: 48 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 33, RANEBENNUR 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

24.   SHEKHAPPA BASAPPA HOSAGOUDR,
      AGE: 60 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 30, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

25.   NINGAPPA BHIMAPPA KODIHALLI,
      AGE: 40 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 34, RANEBENNUR 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

26.   HUCCHHAPPA KARIYAPPA MEDLERI,
                             - 57 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


      AGE: 41 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 28, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

27.   PRAKASH SHEKHAPPA BURADIKATTI,
      AGE: 36 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 32, RANEBENNUR 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

28.   ROOPA RAGHAVENDRA CHINNIKATTI,
      AGE: 40 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 01, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

29.   KAVITA BASAVARAJ HEDDERI,
      AGE: 50 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 17, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

30.   PRABHAVATI TILAVALLI,
      AGE: 44 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 07,
      RANEBENNUR 581 115, TQ: RANEBENNUR, DIST: HAVERI.

31.   PANDURANG VIJAPPA GANGAVATHI,
      AGE: 45 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 16, RANEBENNUR 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

32.   NAGARAJ RAMAPPA ADMANI,
      AGE: 48 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 8, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

33.   GURURAJ SHIVANNA TILAVALLI,
      AGE: 55 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 11, RANEBENNUR - 581 115,
      TQ: RANEBENNUR, DIST: HAVERI.

34.   NEELAMMA BASAVARAJ MAKANOOR,
      AGE: 44 YEARS, OCC: MEMBER OF MUNICIPALITY,
      R/O: WARD NO. 18,
      RANEBENNUR - 581 115, TQ:
      RANEBENNUR, DIST: HAVERI.
                              - 58 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS



35.    NAGENDRASA MADUSA PAWAR,
       AGE: 54 YEARS, OCC: MEMBER OF MUNICIPALITY,
       R/O: WARD NO. 09, RANEBENNUR - 581 115,
       TQ: RANEBENNUR, DIST: HAVERI.

                                                    ... PETITIONERS

(BY SRI. JAGADISH PATIL AND
    SRI. SAJID GOODWALA., ADVOCATES)

AND:

1.     THE STATE OF KARNATAKA,
       REPRESENTED BY PRINCIPAL SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       VIKASA SOUDHA, BENGALURU - 01,

2.     THE STATE ELECTION COMMISSION KARNATAKA,
       REPRESENTED BY PRINCIPAL SECRETARY,
       BALLARI ROAD, SADASHIVANAGAR,
       BENGALURU - 01,

3.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION,
       9TH AND 10TH FLOOR, VISHVESHWARIAH TOWER,
       AMBEDKAR ROAD, SAMPANGI RAMA NAGAR,
       VASANTH NAGAR, BENGALURU,
       KARNATAKA 560001,

4.     THE DEPUTY COMMISSIONER,
       HAVERI 581110, HAVERI DISTRICT,

5.     THE ASSISTANT COMMISSIONER,
       HAVERI 581110, HAVERI DISTRICT,

6.     THE MUNICIPAL COUNCIL,
       REPRESENTED BY ITS CHIEF-OFFICE,
       RANEBENNUR - 581 115, HAVERI DISTRICT,

7.     THE TAHASILDAR,
       RANEBENNUR 581 115,
       HAVERI DISTRICT.
                             - 59 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS



                                                ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1, R3 TO R5 & R7;
    SRI. HAREESH NAYAK., ADVOCATE FOR R2;
    NOTICE TO R6 IS D/W)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN
THE NATURE OF CERTIORARI QUASHING THE IMPUGNED
NOTIFICATION BEARING NO. SECK/ULB/OTHR/1/2025-ULB DATED
27/01/2025 PASSED BY THE 2ND RESPONDENT VIDE ANNEXURE-F,
IN THE INTEREST OF JUSTICE AND EQUITY AND ETC.

IN W.P.NO.106896/2025
BETWEEN

1.    BALACHANDRA PATIL,
      AGE: 40 YEARS, OCC: MEMBER
      R/O: WARD NO. 20, BYADAGI - 581106
      TQ: BYADAGI, DIST: HAVERI.

2.    HANUMANTHAPPA HONNAPPA MYAGERI,
      AGE: 46 YEARS, OCC: MEMBER
      R/O: WARD NO. 15, BYADAGI - 581106
      TQ: BYADAGI, DIST: HAVERI.

3.    RAMANNA HANUMANTHAPPA KODIHALLI,
      AGE: 76 YEARS, OCC: MEMBER
      R/O: WARD NO. 05, BYADAGI - 581106
      TQ: BYADAGI, DIST: HAVERI.

4.    SUBHAS DURAGESH MALAGI,
      AGE: 34 YEARS, OCC: MEMBER
      R/O: WARD NO. 16, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

5.    BASAVANNEPPA MAHADEVAPPA CHATRAD,
      AGE: 56 YEARS, OCC: MEMBER
      R/O: WARD NO. 9, BYADAGI - 581106
      TQ: BYADAGI, DIST: HAVERI.

6.    IRANNA BANAKAR,
      AGE: 42 YEARS, OCC: MEMBER
                             - 60 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      R/O: WARD NO. 17, BYADAGI - 581106
      TQ: BYADAGI, DIST: HAVERI.

7.    MAHAMMADRAFIK MUDAGAL,
      AGE: 60 YEARS, OCC: MEMBER
      R/O: WARD NO. 18, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

8.    VINAYAKUMAR LINGAYYA HIREMATH,
      AGE: 35 YEARS, OCC: MEMBER
      R/O: WARD NO. 12, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

9.    MALLAVVA PATIL,
      R/O: WARD NO. 21, BYADAGI 581106
      AGE: 55 YEARS, OCC: MEMBER
      TQ: BYADAGI, DIST: HAVERI.

10.   KAMALAWWA SANGAMESHWAR KURAKUNDI,
      AGE: YEARS, OCC: MEMBER
      R/O: WARD NO. 22,
      BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

11.   RESHMA SHEK,
      AGE: 35 YEARS, OCC: MEMBER
      R/O: WARD NO. 23, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

12.   KALAVATI MOUNESH BADIGER,
      AGE: YEARS, OCC: MEMBER
      R/O: WARD NO. 01, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

13.   SHIVAYOGI MAHADEVAPPA ANGADI,
      AGE: YEARS, OCC: MEMBER
      R/O: WARD NO. 02, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

14.   MANGALA PARASAPPA GEJJIHALLI,
      AGE: 37 YEARS, OCC: MEMBER.
      R/O: WARD NO. 03, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.
                             - 61 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


15.   JAMILA SARAPARAJ HERAKAL,
      AGE: YEARS, OCC: MEMBER
      R/O: WARD NO. 10, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

16.   KAVITA KOTRAYYA SOPPINAMATH,
      AGE: 43 YEARS, OCC: MEMBER
      R/O: WARD NO. 07, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

17.   FAKKIRAVVA CHALAVADI,
      AGE: 60 YEARS, OCC: MEMBER
      R/O: WARD NO. 19, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

18.   CHANNAVEERAPPA KURAVATTEPA SHETTAR,
      AGE: YEARS, OCC: MEMBER
      R/O: WARD NO. 06, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

19.   GAYATRI GAJANAN RAYAKAR,
      AGE: YEARS, OCC: MEMBER
      R/O: WARD NO. 04, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

20.   SAROJA PRAKASH ULLAGADDI,
      AGE: 38 YEARS, OCC: MEMBER,
      R/O: WARD NO. 14, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

21.   MANJUNATH SHEKHAPPA BARKI,
      AGE: YEARS, OCC: MEMBER
      R/O: WARD NO. 08, BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

22.   SHANKAR KUSAGOOR,
      OCC: MEMBER
      R/O: WARD NO. 13,
      BYADAGI 581106
      TQ: BYADAGI, DIST: HAVERI.

23.   MAHABOOB SAIYADPIR AGASANAHALLI,
      AGE: 40 YEARS, OCC: MEMBER
      R/O: WARD NO. 11,
                              - 62 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


       BYADAGI 581106,
       TQ: BYADAGI, DIST: HAVERI.

                                                    ... PETITIONERS

(BY SRI. JAGADISH PATIL AND
    SRI. SAJID GOODWALA., ADVOCATES)

AND:

1.     THE STATE OF KARNATAKA,
       REPRESENTED BY PRINCIPAL SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       VIKASA SOUDHA, BENGALURU - 01,

2.     THE STATE ELECTION COMMISSION KARNATAKA,
       REPRESENTED BY PRINCIPAL SECRETARY,
       BALLARI ROAD, SADASHIVANAGAR,
       BENGALURU - 01,

3.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION,
       9TH AND 10TH FLOOR, VISHVESHWARIAH TOWER,
       AMBEDKAR ROAD, SAMPANGI RAMA NAGAR,
       VASANTH NAGAR, BENGALURU,
       KARNATAKA 560001,

4.     THE DEPUTY COMMISSIONER,
       HAVERI 581110, HAVERI DISTRICT,

5.     THE ASSISTANT COMMISSIONER,
       HAVERI 581110, HAVERI DISTRICT,

6.     THE MUNICIPAL COUNCIL,
       REPRESENTED BY ITS CHIEF-OFFICE,
       RANEBENNUR - 581 115, HAVERI DISTRICT,

7.     THE TAHASILDAR,
       RANEBENNUR 581 115,
       HAVERI DISTRICT.

                                                ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1, R3 TO R5 & R7;
    SRI. HAREESH NAYAK., ADVOCATE FOR R2;
                             - 63 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


     SRI. HANUMATHAREDDY SAHUKAR., ADVOCATE FOR R6)

IN W.P.NO.106897/2025
BETWEEN

1.    SRI. SHIVAPPANAIK KAAVALLI
      AGE: 55 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 1
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

2.    SMT. LEELAVATI W/O PRABHAKAR
      AGE: YEARS, OCC: VICE-PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 1
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

3.    SRI. SAYED SUKUR S/O A.M. BASHA
      AGE: 42 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 5
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

4.    M. SHARADA BAI D/O MITYANAIK
      AGE: 70 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 2
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

5.    SMT. BANGARI HULEGAMMA W/O B. SOMANNA
      AGE: 64 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 9
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

6.    SMT. G. LAXMIDEVI W/O G. BASAVARAJ
      AGE: 44 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 3
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

7.    SMT. H. NINGAMMA W/O SANNA KUTLAPPA
      AGE: 51 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
                              - 64 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


      KUDLIGI, WARD NO. 4
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

8.    SRI. TALASAD VENKATESH
      AGE: 62 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 6
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

9.    SACHIN KUMAR Κ.Η.Μ. S/O
      THIPPESWAMY K.H.M.
      AGE: 30 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 8
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

10.   SRI. SIRIBI MANJUNATH S/O MARIYAPPA
      AGE: 36 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 10
      TAL: KUDLIGI, DIST: VIJAYNAGARA- 583135.

11.   SMT. D. CHAVDAMMA
      D/O HANAMAVVA
      AGE: 65 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 14
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

12.   SMT. SARASWATI B
      W/O RAGHAVENDRA
      AGE: 38 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 12
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

13.   SRI. P. CHANDRAPPA
      D/O NAGAMMA
      AGE: 41 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 13
      TAL: KUDLIGI, DIST: VIJAYNAGARA- 583135.

14.   SMT. RENUKA S DURAGESH
                               - 65 -
                                             NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
HC-KAR                                           AND 23 OTHERS


      AGE: 38 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 14
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

15.   SMT. URAMMA W/O LATE HANUMATAPPA
      AGE: 70 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 15
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

16.   SRI. K. ESHAPPA S/O LATE GOVINDAPPA K.
      AGE: 45 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 16.
      TAK: KUDLIGI, DIST: VIJAYNAGARA-583135

17.   SMT. SHANTAMMA W/ BASAPPA
      AGE: 20 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 17
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

18.   SMT. V. SARASWATI W/O V. RAMESH
      AGE: 34 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 18
      SSTAL: KUDLIGI, DIST: VIJAYNAGARA- 583135.

19.   SRI. POORYANAIK S/O BADYANAIK
      AGE: 71 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 19
      TAL: KUDLIGI, DIST: VIJAYNAGARA- 583135.

20.   SRI. BASUNAIK S/O REKHYANAIK
      AGE: 48 YEARS, OCC: PRESIDENT,
      R/O: PATTAN PANCHAYAT OFFICE,
      KUDLIGI, WARD NO. 20
      TAL: KUDLIGI, DIST: VIJAYNAGARA-583135.

                                                     ... PETITIONERS

(BY SRI. JAGADISH PATIL AND
                              - 66 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


     SRI. SAJID GOODWALA., ADVOCATES)

AND:

1.     THE STATE OF KARNATAKA,
       REPRESENTED BY PRINCIPAL SECRETARY,
       URBAN DEVELOPMENT DEPARTMENT,
       VIKASA SOUDHA, BENGALURU - 01,

2.     THE STATE ELECTION COMMISSION KARNATAKA,
       REPRESENTED BY PRINCIPAL SECRETARY,
       BALLARI ROAD, SADASHIVANAGAR,
       BENGALURU - 01,

3.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION,
       9TH AND 10TH FLOOR, VISHVESHWARIAH TOWER,
       AMBEDKAR ROAD, SAMPANGI RAMA NAGAR,
       VASANTH NAGAR, BENGALURU,
       KARNATAKA 560001,

4.     THE DEPUTY COMMISSIONER,
       VIJAYANAGAR, DIST: VIJAYANAGAR-583201.

5.     THE ASSISTANT COMMISSIONER,
       VIJAYANAGAR, DIST: VIJAYANAGAR-583201.

6.     THE PATTAN PANCHAYAT,
       REPRESENTED BY ITS CHIEF-OFFICE,
       KUDLIGI, DIST: VIJAYANAGAR-583135.

7.     THE TAHASILDAR,
       KUDLIGI, DIST: VIJAYANAGAR-583135.

                                                ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1, R3 TO R5 & R7;
    SRI. HAREESH NAYAK., ADVOCATE FOR R2;
    SRI. RAJASHEKAR R. GUNJALLI., ADVOCATE FOR R6)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN
THE NATURE OF CERTIORARI QUASHING THE IMPUGNED
NOTIFICATION BEARING NO. SECK/ULB/OTHR/1/2025-ULB DATED
                               - 67 -
                                             NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
 HC-KAR                                          AND 23 OTHERS


27/01/2025 PASSED BY THE 2ND RESPONDENT VIDE ANNEXURE-D,
IN THE INTEREST OF JUSTICE AND EQUITY AND ETC.

IN W.P.NO.106902/2025
BETWEEN

SMT. VEENA
W/O JAGADISH KAVATAGIMATH
AGE: 49 YEARS, OCC: PRESIDENT,
TOWN MUNICIPAL COUNCIL, CHIKODI,
R/O: H. NO. 898, BASAVESHWAR NAGAR,
CHIKODI, TAL: CHIKODI,
DIST: BELAGAVI - 591201.
                                                      ... PETITIONER

(BY SRI. SRINAND A. PACHAPURE, ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       REP. BY ITS UNDER SECRETARY,
       DEPARTMENT OF URBAN DEVELOPMENT,
       M.S. BUILDING, BENGALURU-560001

2.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION,
       V.V. TOWER, DR. B.R. AMBEDKAR VEEDHI,
       BENGALURU 560001.

3.     THE DEPUTY COMMISSIONER,
       BELAGAVI, DIST: BELAGAVI. -590001

4.     THE KARNATAKA STATE ELECTION COMMISSION,
       CUNNIGHAM ROAD, BENGALURU - 01,
       REPRESENTED BY ITS COMMISSIONER.

5.     THE TOWN MUNICIPAL COUNCIL,
       CHIKODI, DIST: BELAGAVI, -590001
       REP. BY ITS CHIEF EXECUTIVE OFFICER.

                                                    ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. HAREESH NAYAK., ADVOCATE FOR R4;
    SRI. CHETAN MUNNOLI., ADVOCATE FOR R5)
                             - 68 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO DECLARE THAT
DURATION OF THE CURRENCY OF THE ORDER BEARING NO. NAE 48
MLR 2023 DATED 25/05/2023 PASSED BY RESPONDENT NO. 1
MARKED AT ANNEXURE APPOINTING ADMINISTRATOR TO 4TH
RESPONDENT CHIKODI MUNICIPAL COUNCIL FROM 19/04/2023 TO
12/09/2024 SHALL NOT USURP THE TOTAL FIVE YEARS OF THE
TENURE OF THE COUNCILLORS AND 30 MONTHS TENURE OF
PETITIONER AS PRESIDENT AND ETC.

IN W.P.NO.106903/2025
BETWEEN

1.    NAHIN W/O AMINUDDIN MULLA
      AGE: 38 YEARS, OCC: AGRICULTURE
      R/O: WARD NO. 12, NEAR URDU SCHOOL
      KUSHTAGI, TQ: KUSHTAGI
      DIST: KOPPAL - 583277

2.    JYOTI W/O RAMESH CHALUVADI
      AGE: 38 YEARS, OCC: AGRICULTURE
      R/O: WARD NO. 14, TQ: KUSHTAGI
      DIST: KOPPA 583277

3.    VIJAYALAXMI W/O MANJUNATH KATTIMANI
      AGE: 36 YEARS, OCC: AGRICULTURE
      R/O: H.NO.51, HANAMASAGARA ROAD,
      SHREE SAYIBABA COLONY, TQ: KUSHTAGI
      DIST: KOPPA 583277

4.    AKAMAHADEVI W/O BASAVARAJ NAYAKVADI
      AGE: 58 YEARS, OCC: AGRICULTURE
      R/O: WARD NO. 16, NAYAKVADI ONI,
      TQ: KUSHTAGI, DIST: KOPPAL-583277

5.    RAJESH S/O HANUMANTHAPPA BAILAPATTAR
      AGE: 47 YEARS, OCC: AGRICULTURE
      R/O: WARD NO.2, TQ: KUSHTAGI,
      DIST: KOPPAL-583277

6.    HANUMAVVA W/O AYYAPPA KORI
      AGE: 70 YEARS,
      R/O: WARD NO.9, DURGA COLONY,
      TQ: KUSHTAGI, DIST: KOPPAL - 583277
                             - 69 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS



7.    NAGARAJ S/O SAMBULINGAYYA HIREMATH
      AGE: 44 YEARS,
      R/O: WARD NO.4, INDRA NAGAR,
      TQ: KUSHTAGI, DIST: KOPPAL - 583277

8.    VEERESHGOUDA
      S/O SHIVANANADAGOUDA BEDAVATTI,
      AGE: 41 YEARS, R/O: WARD NO.4,
      VISHNU TIRTHA NAGAR
      TQ: KUSHTAGI, DIST: KOPPAL-583277

9.    MAHABOBSAB S/O IMAMASAB KAMMAR
      AGE: 48 YEARS,
      R/O: WARD NO.23, TEGGINA ONI
      TQ: KUSHTAGI, DIST: KOPPAL - 583277

10.   GEETA W/O SHARANAPPA TURKANI
      AGE: 41 YEARS, OCC:
      R/O: WARD NO.6, VIDYANAGAR
      TQ: KUSHTAGI, DIST: KOPPAL-583277

11.   BASAVARAJ S/O TIPPANNA BUDAKUNTI
      AGE: 51 YEARS, OCC:
      R/O: NEAR FOREST OFFICE, GANDHINAGAR
      TQ: KUSHTAGI, DIST: KOPPAL-583277

12.   JAREENA BEGUM W/O BANDAGISAB KAIGADI
      AGE: 64 YEARS, OCC:
      R/O: WARD NO. 13, MULLAR ONI
      TQ: KUSHTAGI, DIST: KOPPAL-583277

13.   SYED KHAJA MAINUDDIN
      S/O SYED IBRAHHIMSAB MULLA
      AGE: 46 YEARS, OCC:
      R/O: H/NO.3391, MADINA GALLI, WARD NO.8
      TQ: KUSHTAGI, DIST: KOPPAL-583277

14.   GEETA W/O MAHESH KOLLURU
      AGE: 38 YEARS, OCC:
      R/O: WARD NO.3, ANNADANESHAVARA NAGARA,
      TQ: KUSHTAGI, DIST: KOPPAL - 583277

15.   ACHAR S/O JAITIRTHA GURACHAR
                              - 70 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


       AGE: YEARS,
       WARD NO.18,
       TQ: KUSHTAGI, DIST: KOPPAL-583277

16.    LAXMI W/O RAMAESH SANGATI
       AGE: 30 YEARS, OCC:

       R/O: WARD NO. 10, DURGA COLONY
       TQ: KUSHTAGI, DIST: KOPPAL 583277

17.    AMBANNA S/O MARIYAPPA BANJANTRI
       AGE: 45 YEARS, OCC:
       R/O: WARD NO. 19,
       TQ: KUSHTAGI DIST: KOPPA 583277

18.    GANGADHAR SWAMI
       S/O KARIBASAYYA HIREMATH,
       AGE: 54 YEARS OCC: ,
       R/O: WARD NO.21, TEGGINA ONI
       TQ: KUSHTAGI, DIST: KOPPAL-583277

19.    MANTESH S/O SHANKRAPPA KHALBHAGI
       AGE: 40 YEARS, OCC: PRESIDENT TMC
       KUSHTAGI, R/O: WARD NO.23,
       TQ: KUSHTAGI, DIST: KOPPA 583277

                                                    ... PETITIONERS

(BY SRI. SADIQALI N. GOODWALA., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA
       URBAN DEVELOPMENT DEPARTMENT
       M.S BUILDING, BANGALORE 560 001,
       REP BY ITS SECRETARY.

2.     THE DEPUTY COMMISSIONER,
       KOPPAL
       DIST: KOPPAL - 583231

3.     THE ASSISTANT COMMISSIONER,
       KOPPAL
       DIST: KOPPAL 583231
                             - 71 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS



4.     THE KUSHTAGI TOWN MUNICIPALITY
       KUSHATGI-583277
       BY ITS CHIEF OFFICER

5)     STATE ELECTION COMMISION
       CUNNINGHAM ROAD,
       BENGALURU
       REP BY ITS
       CHIEF ELECTION OFFICER

                                               ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. VIJAYKUMAR BALAGERIMATH., ADVOCATE FOR R4;
    SRI. HAREESH NAYAK., ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT IN
THE NATURE OF CERTIORARI QUASHING THE COMMUNICATION
BEARING NO.SECK/ULB/OTHR/1/2025-ULB DATED 27.01.2025 VIDE
ANNEXURE- C ISSUED BY RESPONDENT NO.2 IN THE INTEREST OF
JUSTICE AND EQUITY. AND ETC.

IN W.P.NO.106917/2025
BETWEEN

RADHAKRISHNA
S/O RAMA NAIK,
AGE: 53 YEARS,
OCC: COUNCILOR,
R/O: 39/A, K.B.ROAD, YELLAPUR,
TQ: YELLAPUR, DIST: UTTARKANNADA-581359.

                                                    ... PETITIONER

(BY SRI. VYAS DESAI., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA,
       R/BY ITS UNDER SECRETARY TO THE GOVERNMENT,
       MUNICIPAL ADMINISTRATION,
       M.S.BUILDING, BENGALURU.-560001
                             - 72 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS



2.    THE KARNATAKA STATE ELECTION COMMISSION,
      NO 16, 2ND AND 3RD FLOOR, BELLARY ROAD,
      SADASHIV NAGAR, ARAMANE ROAD,
      BANGALORE-560080
      REP BY ITS SECRETARY

3.    THE DEPUTY COMMISSIONER UTTARKANNADA,
      KARWAR DIST: UTTARKANNADA 581301.

4.    THE ASSISTANT COMMISSIONER, YELLAPUR
      DIST; UTTARKANNADA - 581359

5.    THE TAHASHILDAR, YELLAPUR
      DIST; UTTARKANNADA 581359

6.    THE TOWN PANCHAYAT, YELLAPUR
      REP BY CHIEF OFFICER,
      DIST; UTTARKANNADA - 581359

                                                  ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 AND R3;
    SRI. HAREESH NAYAK., ADVOCATE FOR R2;
    SRI. S.V. YAJI., ADVOCATE FOR R6)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227
OF THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
MANDAMUS OR ANY OTHER APPROPRIATE WRIT OR DIRECTION AND
DIRECT THE RESPONDENTS NO.1,2 & 3 TO PERMIT THE PETITIONER
TO COMPLETE PERIOD OF 30 MONTHS EXCLUDING THE PERIOD
FROM 05/05/2023 TO 21.08.2024 I.E., THE PERIOD OF
ADMINISTRATOR BEING IN CHARGE OF YELLAPUR TOWN
PANCHAYAT    APPOINTED    U/S   315   OF   THE   KARNATAKA
MUNICIPALITIES ACT SO AS TO BE IN COMPLIANCE OF DEMOCRATIC
PRINCIPLES, AND/OR AND ETC.

IN W.P.NO.107101/2025
BETWEEN

1.    SRI. MANORAMA S/O MAHESH SUGATE
      AGE: 52 YEARS, OCC: COUNCILLOR
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.
                             - 73 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS



2.    SRI. JAYAPRAKASH S/O NAGAPPA KARAJAGI.
      AGE: 52 YEARS, OCC: COUNCILLOR
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

3.    SRI. SUNIL S/O ANNASAHEB PARVATRAO.
      AGE: 56 YEARS, OCC: COUNCILLOR
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

4.    SMT. SEVANTHA W/O SHIVAMURTI KABBURI.
      AGE: 70 YEARS, OCC: COUNCILLOR
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

5.    SRI. SEEMA W/O SHRIKANT HATANURI.
      AGE: 48 YEARS, OCC: PRESIDENT.
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

6.    SRI. SACHIN S/O BABASAHEB BHOPALE.
      AGE: 49 YEARS, OCC: COUNCILLOR.
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

7.    SRI. VIVEK S/O RAMCHANDRA KWALLI.
      AGE: 42 YEARS, OCC: VICE-PRESIDENT.
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

8.    SMT. PARVATHI RUPALAPPA NAIK
      AGE: 45 YEARS, OCC: COUNCILLOR
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

9.    SRI. PRAMOD S/O APPASAHEB HOSAMANI.
      AGE: 44 YEARS, OCC: LOUNCILLOR
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

10.   SMT. SUCHITA W/O SHRIKANT PARIT.
      AGE: 46 YEARS, OCC: COUNCILLOR
      R/AT: SANKESHWAR, TAL:HUKKERI,
                                - 74 -
                                              NC: 2025:KHC-D:15701
                                            WP No. 106387 of 2025
                                        C/W WP No. 105638 of 2025
                                            WP No. 105784 of 2025
HC-KAR                                            AND 23 OTHERS



      DIST: BELAGAVI-591313.

11.   SRI. CHIDANAND S/O APPASAHEB KARADANNAVAR
      AGE: 51 YEARS, OCC: COUNCILLOR
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

12.   SMT. SAVITHA W/O SANJAY NASHTI.
      AGE: 49 YEARS, OCC: COUNCILLOR
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

13.   SRI. SANJAY S/O DUNDAPPA NASHTI.
      AGE: 48 YEARS, OCC:COUNCILLOR.
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

14.   SRI. UMESH 8/O RAMESH KAMBALE.
      AGE: 49 YEARS, 000 COUNCI
      R/AT: SANKESHWAR, TAL HUKKERI,
      DIST: BELAGAVI-591313.

15.   SRI. AMAR S/O MADUKARNALAVADE.
      AGE: 52 YEARS, OCC: COUN LLOR
      R/AT: SANKESHWAR, TAL HUKKERI,
      DIST: BELAGAVI-591313.

16.   SMT. SHRIVIDYA W/O RAJU BAMBARE.
      AGE: 51 YEARS, OCC: COUNCELLO
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

17.   SMT. SANGEETA W/O PRASHANT KOLI.
      AGE: 53 YEARS, OCC COUNCILLOR.
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

18.   SRI. VINOD S/O SHANKAR NAIK.
      AGE: 46 YEARS, OCC: COUNCILLOR.
      R/AT: SANKESHWAR, TAL:HUKKERI,
      DIST: BELAGAVI-591313.

19.   SRI. AJITH S/O ASHOK KARAJAGI.
                              - 75 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


       AGE: 43 YEARS, OCC: COUNCILLOR.
       R/AT: SANKESHWAR, TAL:HUKKERI,
       DIST: BELAGAVI-591313.

20.    SRI. SHANKERAPPA S/O SHIVAPUTRAPPASHIRKOLI.
       AGE: 53 YEARS, OCC: COUNCILLOR.
       R/AT: SANKESHWAR, TAL:HUKKERI,
       DIST: BELAGAVI-591313.

21.    SRI. APPAJI S/O KEMPANNA MARADI.
       AGE: 56 YEARS, OCC:COUNCILLOR
       R/AT: SANKESHWAR, TAL:HUKKERI,
       DIST: BELAGAVI-591313.

22.    SMT. LATHA W/O PARASHURAM MARADI.
       AGE: 50 YEARS, OCC: COMICILIOR
       R/AT: SANKESHWAR, TAL:HUKKERI,
       DIST: BELAGAVI-591313.

23.    SMT. RIZWANA W/O MEHABOOB RAMPURE.
       AGE: 39 YEARS, OCC: COUNCILLOR
       R/AT: SANKESHWAR, TAL:HUKKERI,
       DIST: BELAGAVI-591313.

                                                    ... PETITIONERS

(BY SRI. ABHISHEK N. BARIGIDAD., ADVOCATE)

AND:


1.     THE STATE OF KARNATAKA,
       REP BY THE UNDER SECRETARY TO THE GOVERNMENT,
       MUNICIPAL ADMINISTRATION, MS BUILDING,
       BANGALORE-560001

2.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION
       V.V TOWER, DR. B. R. AMBEDKAR VEEDHI
       BANGALORE, 560001

3.     THE DEPUTY COMMISSIONER
       D.C COMPOUND, BELAGAVI 590001

4.     THE KARNATAKA STATE ELECTION COMMISSION,
                             - 76 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


      NO 16, 2ND AND 3RD FLOOR, BELLARY ROAD,
      SADASHIV NAGAR, ARAMANE ROAD,
      BANGALORE-560080.
      REP BY ITS COMMISSIONER.

5.    THE TOWN MUNICIPAL COUNCIL
      REP/BY ITS CHIEF OFFICER
      SANKESHWAR, TAL: HUKKERI,
      DIST: BELAGAVI-591313.

                                                  ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. HAREESH NAYAK., ADVOCATE FOR R4)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT, ORDER OR
DIRECTION QUASHING THE IMPUGNED COMMUNICATION BY THE
RESPONDENT NO.1 BEARING NO: NAE39MLR2025(E) DATED
24.06.2025 COPY AS PER ANNEXURE-G AS BEING ARBITRARY,
ILLEGAL AND CONTRARY TO SECTION 18, 42 & 315 OF THE
KARNATAKA MUNICIPALITIES ACT, 1964 ACT READ WITH ARTICLE
243U OF THE CONSTITUTION AND ETC.

IN W.P.NO.107102/2025
BETWEEN

1.    SRI. JEEVAN S/O RAMCHAND PAWAR
      AGE: 56 YEARS, OCC: COUNCILLOR
      R/AT: GUDDADKERI ONI,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

2.    SMT. FARIDABEGAM W/O USMANSAB BABARACHI.
      AGE: 48 YEARS, OCC: COUNCILLOR
      R/AT: KALAL STREET,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

3.    SRI. HANAMANTHAPPA S/O LAKHSMAN WALIKAR
      AGE: 29 YEARS, OCC: COUNCILLOR
      R/AT: GOUDRA ONI,
      NAVALGUND, TAL: NAVALGUND,
                               - 77 -
                                             NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
HC-KAR                                           AND 23 OTHERS


      DIST: DHARWAD-582208.

4.    SRI. MANJUNATH S/O GANGADHAR JADHAV
      AGE: 44 YEARS, OCC: COUNCILLOR
      R/AT: NEAR NAGALINGASWAMI MATH,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

5.    SRI. BABAJAN S/O SIDDILASHYA MAKANDAR
      AGE: 49 YEARS, OCC: COUNCILLOR
      R/AT: MAHIBOOB NAGAR,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

6.    SRI. PRAKASH S/O BASAPPA SHIGLIYAVER
      AGE: 53 YEARS, OCC: COUNCILLOR
      R/AT: DESAI PET,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

7.    SRI. MANTESH S/O FAKKIRAPPA BHOVI.
      AGE: 33 YEARS, OCC: COUNCILLOR
      R/AT: BHOVI STREET,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

8.    SRI. MODINASAB S/O MAKTHUMSAB SHIRUR.
      AGE: 47 YEARS, OCC: COUNCILLOR
      R/AT: JATAGAD STREET,

      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

9.    SMT. VIJAYA W/O SHRIKANT KALAL
      AGE: 45 YEARS, OCC: COUNCILLOR
      R/AT: HUBLI STREET,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

10.   SMT. HUSENABI W/O IMAMASAB DHARWAD.
      AGE: 54 YEARS, OCC: COUNCILLOR
      R/AT: KALLIMATH STREET,
      NAVALGUND, TAL: NAVALGUND,
                               - 78 -
                                             NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
HC-KAR                                           AND 23 OTHERS


      DIST: DHARWAD-582208.

11.   SMT. PADMAVATI W/O SANKARAPPA PUJAR
      AGE: 62 YEARS, OCC: COUNCILLOR
      R/AT: WARD NO.1,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

12.   SMT. MANJULA W/O EKANATH JADHAV. BI
      AGE: 45 YEARS, OCC: COUNCILOR
      R/AT: BASAVESHWARNAGAR,
      NAVALGUND, TAI: NAVALGUND,
      DIST: DHARWAD-582208.

13.   SMT. MUDAKAVVA W/O BIRAPPABENDIGERI.
      AGE: 63 YEARS. OCE: COUNCILOR
      R/AT: MANJUNATH NAGAR,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

14.   SMT. JYOTI W/ KRISHNAPPA GOLLAR
      AGE: 28 YEARS, OCC: COUNCILOR
      R/AT: GOLLAR ONI.
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

15.   SMT. KHAIRUNBI W/O HAJARESABNASHIPUDI.
      AGE: 56 YEARS, OCC: COUNCILOR
      R/AT: NASHIPUDI ONI,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

16.   SRI.SHARANAPPA S HAKKARAKI.
      AGE: 38 YEARS, OCC: COUNCILOR

      R/AT: KUMBAR STREET,
      NAVALGUND, TAL: NAVALGUND,
      DIST: DHARWAD-582208.

17.   SRI. MAHANTESH 3/0 KRISHNAJI KALAL
      AGE: 45 YEARS, OCC: COUNCILOR
      R/AT: KALAL ONI,
      NAVALGUND, TAL: NAVALGUND,
                                - 79 -
                                              NC: 2025:KHC-D:15701
                                            WP No. 106387 of 2025
                                        C/W WP No. 105638 of 2025
                                            WP No. 105784 of 2025
 HC-KAR                                           AND 23 OTHERS


       DIST: DHARWAD-582208.

18.    SMT. SUMANGALA W/O KRISHNA BENDIGERI.
       AGE: 42 YEARS, OCC: COUNCILOR
       R/AT: JAMKHAN GALLI,
       NAVALGUND, TAL: NAVALGUND,
       DIST: DHARWAD-582208.

19.    SRI. BASAVARAJ S KATTIMANI.
       AGE: 50 YEARS, OCC: COUNCILOR
       R/AT: VADDAR ONI, NAVALGUND,
       TAL: NAVALGUND,
       DIST: DHARWAD-582208.

20.    SRI. APPANNA S/O BHAGAPPAHALLAD.
       AGE: 53 YEARS, OCC: COUNCILLOR
       R/AT: KALIMATH ONI,
       NAVALGUND, TAL: NAVALGUND,
       DIST: DHARWAD-582208.

21.    SMT. ANNAPURNA W/O MANJUNATH SUNAGAR.
       AGE: 34 YEARS, OCC: COUNCILLOR
       R/AT: BASAVESHWAR ONI,
       NAVALGUND, TAL: NAVALGUND,
       DIST: DHARWAD-582208.

22.    SRI. SURESH S/O ADIVEPPA METI.
       AGE: 43 YEARS, OCC: COUNCILLOR
       R/AT: HALLAD STREET, NAVALGUND,
       TAL: NAVALGUND, DIST: DHARWAD 582208.

23.    SRI. SHIVANAND S/O FAKIRAPPATADASI.
       AGED: 44, TEGGINKERI STREET, TAL: NAVALGUND,
       DIST: DHARWAD-582208.

                                                      ... PETITIONERS

(BY SRI. ABHISHEK N. BARIGIDAD., ADVOCATE)

AND:

1.     THE STATE OF KARNATAKA,
       REP BY THE UNDER SECRETARY TO THE GOVERNMENT,
                             - 80 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


     MUNICIPAL ADMINISTRATION, MS BUILDING,
     BANGALORE-560001

2.   THE DIRECTOR OF MUNICIPAL ADMINISTRATION
     V.V TOWER, DR. B. R. AMBEDKAR VEEDHI
     BANGALORE, 560001

3.   THE DEPUTY COMMISSIONER
     UB HILL, NEAR HINDI PRACHAR SABHA CIRCLE,
     MALMADDI, DHARWAD,
     DIST: DHARWAD-580001.

4.   THE ASSISTANT COMMISSIONER, DHARWAD,
     DIST: DHARWAD 580001.

5.   THE KARNATAKA STATE ELECTION COMMISSION,
     NO 16, 2ND AND 3RD FLOOR, BELLARY ROAD,
     SADASHIV NAGAR, ARAMANE ROAD,
     BANGALORE-560080.

6.   THE TOWN MUNICIPAL COUNCIL
     REP/BY ITS CHIEF OFFICER
     NAVALGUND, TAL: NAVALGUND
     DIST: DHARWAD-582208.


                                                  ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R4;
    SRI. HAREESH NAYAK., ADVOCATE FOR R5)

      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT, ORDER OR
DIRECTION QUASHING THE IMPUGNED COMMUNICATION IN SO FAR
AS THE PETITIONER IS CONCERNED RESPONDENT NO.1 BEARING
NO: NAE39MLR2025(E) DATED 24.06.2025 COPY AS PER ANNEXURE-
F AS BEING ARBITRARY, ILLEGAL AND CONTRARY TO SECTION 18 &
315 OF THE KARNATAKA MUNICIPALITIES ACT, 1964 ACT READ
WITH ARTICLE 243U OF THE CONSTITUTION AND ETC.
                             - 81 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
 HC-KAR                                        AND 23 OTHERS


IN W.P.NO.107103/2025
BETWEEN

1.    SMT. SONAL W/O RAJESH KOTHADIYA
      AGE: 52 YEARS, OCC: PRESIDENT,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

2.    SRI. SANTOSH S/O HINDURAV SANGAVKAR.
      AGE: 45 YEARS, OCC: VICE-PRESIDENT,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

3.    SRI. BASAVARAJ S/O KAMALAKAR GIRE.
      AGE: 45 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

4.    SRI. RAJENDRA S/O SHANTILAL SHAH.
      AGE: 57 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

5.    SMT. KAVERI W/O SAGAR MIRJE.
      AGE: 32 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

6.    SMT. PRABHAVATI W/O MAHESH SURYAVANSHI.
      AGE: 41 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

7.    SRI. SADDAM S/O SALIM NAGARJI.
      AGE: 46 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

8.    SRI. VILAS S/O LAKSHMAN GADIVADDAR.
      AGE: 47 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.
                             - 82 -
                                           NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


9.    SMT. SUNITA W/O VILAS GADDIVADDAR
      AGE: 43 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

10.   SRI. JAYAWANT GANGARAM BHATALE.

      AGE: 57 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

11.   SMT. NEETA S/O VINOD BAGADE
      AGE: 50 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

12.   SMT. RANJANA W/O RAVINDRA INGAVALE.
      AGE: 45 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

13.   SMT. GEETA W/O SUNIL PATIL.
      AGE: 45 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

14.   SMT. JASMIN W/O JUBER BAGBAN.
      AGE: 40 YEARS, OCE: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

15.   SMT. ARUNA W/O ABHINANDAN MUDUKUDE.
      AGE: 42 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.

16.   SMT. SUJATA W/O RAVINDRA KADAM.
      AGE: 43 YEARS, OCC: COUNCILLOR,
      R/AT: NIPPANI, TAL: NIPPANI,
      DIST: BELAGAVI-591237.
                                                   ... PETITIONERS

(BY SRI. ABHISHEK N. BARIGIDAD., ADVOCATE)
                              - 83 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


AND:

1.     THE STATE OF KARNATAKA,
       REP BY THE UNDER SECRETARY TO THE GOVERNMENT,
       MUNICIPAL ADMINISTRATION, MS BUILDING,
       BANGALORE-560001

2.     THE DIRECTOR OF MUNICIPAL ADMINISTRATION
       V.V TOWER, DR. B. R. AMBEDKAR VEEDHI
       BANGALORE, 560001

3.     THE DEPUTY COMMISSIONER
       D.C COMPOUND, BELAGAVI 590001

4.     THE KARNATAKA STATE ELECTION COMMISSION,
       NO 16, 2ND AND 3RD FLOOR, BELLARY ROAD,
       SADASHIV NAGAR, ARAMANE ROAD,
       BANGALORE-560080.

5.     THE CITY MUNICIPAL COUNCIL
       REP/BY ITS COMMISSIONER
       NIPPANI, TAL: NIPPANI,
       DIST: BELAGAVI -591237

                                                   ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. HAREESH NAYAK., ADVOCATE FOR R4)


      THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO         ISSUE A WRIT OF
CERTIORARI OR ANY OTHER APPROPRIATE WRIT, ORDER OR
DIRECTION QUASHING THE IMPUGNED COMMUNICATION IN SO FAR
AS PETITIONERS CONCERNED BY THE RESPONDENT NO.1 BEARING
NO: NAE39MLR2025(E) DATED 24.06.2025 COPY AS PER ANNEXURE-
F AS BEING ARBITRARY. ILLEGAL AND CONTRARY TO SECTION 18,
42 & 315 OF THE KARNATAKA MUNICIPALITIES ACT, 1964 ACT READ
WITH ARTICLE 243U OF THE CONSTITUTION, AND ETC.
                              - 84 -
                                            NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
 HC-KAR                                         AND 23 OTHERS


IN W.P.NO.107109/2025
BETWEEN

SMT. JYOTI GOVINAKOPPA
W/O. RAGHAVENDRA,
AGE: 35 YEARS, OCC.: PRESIDENT OF TMC,
GULEDAGUDDA,
R/O.: WARD NO.3, GULEDAGUDDA,
TAL.: GULEDAGUDDA, DIST.: BAGALKOTE
                                                     ... PETITIONER

(BY SRI. SHIVARAJ.S. BALLOLI., ADVOCATE)

AND:

1.     THE GOVERNMENT OF KARNATAKA,
       DEPARTMENT OF MUNICIPALITY ADMINISTRATION
       VIDHANA SOUDHA, BENGALURU - 560 001
       REPRESENTED BY ITS PRINCIPAL SECRETARY

2.     THE DIRECTORATE OF MUNICIPAL ADMINISTRATION,
       M. S. BUILDING, AMBEDKAR VIDHI,
       BENGALURU - 560 001
       REPRESENTED BY ITS DIRECTOR

3.     THE DEPUTY COMMISSIONER, BAGALKOTE,
       DC OFFICE, BAGALKOTE - 587 001

4.     THE TOWN MUNICIPAL COUNCIL, GULEDAGUDDA,
       TAL.: GULEDAGUDDA, DIST.: BAGALKOTE 587 203
       REPRESENTED BY ITS CHIEF OFFICER

5.     THE STATE ELECTION COMMISSION,
       CUNNINGHAM ROAD, BENGALURU - 560 001
       REPRESENTED BY ITS CHIEF ELECTION OFFICER

                                                   ... RESPONDENTS
(BY SRI. GANGADHAR J.M.,AAG ALONGWITH
    SRI. RAMESH B. CHIGARI., AGA FOR R1 TO R3;
    SRI. HAREESH NAYAK., ADVOCATE FOR R4)

     THIS WRIT PETITION IS FILED UNDER ARTICLE 226 OF THE
CONSTITUTION OF INDIA PRAYING TO        ISSUE A WRIT OF
CERTIORARI QUASHING THE IMPUGNED COMMUNICATION DATED
                                  - 85 -
                                                NC: 2025:KHC-D:15701
                                              WP No. 106387 of 2025
                                          C/W WP No. 105638 of 2025
                                              WP No. 105784 of 2025
HC-KAR                                              AND 23 OTHERS


27/01/2025 PASSED BY RESPONDENT NO.5 BEARING                      NO.
SECK/ULB/OTHR/1/2025-ULB VIDE ANNEXURE - D AND ETC.

     THESE WRIT PETITIONS COMING ON FOR ORDERS AND HAVING
BEEN RESERVED FOR ORDERS ON 27.10.2025, THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:

CORAM:     THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ

                           CAV ORDER
     (PER: THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ)


1.   The Petitioners in W.P.No.106387/2025 are before this

     Court seeking for the following reliefs:

         a. Issue a writ of mandamus or any other appropriate writ or
         direction and direct the respondents no. 1,2 & 4 to permit
         the Petitioner's to complete the period of 30 months i.e., (X
         term) excluding the period from 29.04.2023 to 25.08.2024
         i.e., the period of Administrator being in charge of Savanur
         Town Municipal Council, in the spirit of democratic values
         and basic structure of the Constitution of India, and/or,
         Prayer AA) declare that the period of administrator being in
         charge of Savanur, Municipality between 29.4.2023 to
         23.8.2024 is ultra-vires the Article 243U of the Constitution
         of India and violation of democratic principles, the 30
         months period is commence from election of President for
         the Xth term and to compute the period of 5 years excluding
         the period between 29.4.2023 to 23.8.2024.

         b. Pass any such other order as this Hon'ble Court deems fit.



2.   The Petitioners in W.P.No.105638/2025 are before this

     Court seeking for the following reliefs:

      a. Issue a writ in the nature of certiorari quashing the
      impugned notification dated 27.01.2025 bearing No.
                                  - 86 -
                                                NC: 2025:KHC-D:15701
                                              WP No. 106387 of 2025
                                          C/W WP No. 105638 of 2025
                                              WP No. 105784 of 2025
HC-KAR                                              AND 23 OTHERS


     SECK/ULB/OTHR/1/2025-ULB passed by Respondent No.2 vide
     Annexure-D so far petitioner is concerned.

     b. Grant any other relief, which is the Hon'ble Court medium fit
     in the interest of justice and equity.


3.   The Petitioners in W.P.No.105784/2025 are before this

     Court seeking for the following reliefs:

         a. Issue a writ of mandamus directing respondents no. 1,2 &
         4 to permit the petitioners to complete period of 30 months
         i.e, (X term) excluding the period from 29.04.2023 to
         23.08.2024 i.e, the period of Administrator being in charge of
         Shiggaon CMC appointed u/s 315 of the Karnataka
         Municipalities Act so as to be in compliance of democratic
         principles and/or,

         b. Pass any such other order as this Hon'ble Court deems fit.

4.   The Petitioners in W.P.No.106273/2025 are before this

     Court seeking for the following reliefs:

         a) Issue a writ of certiorari or any other appropriate writ or
         order to quash the impugned communication dated
         27.01.2025 issued by the 2nd Respondent authority bearing
         No. SECK.ULB/OTHR/1/2025-ULB Annexure-F determining
         the date of completion of term as at of councillors and
         consequentially the committee insofar as relates to at Sl. no
         152as contrary to sec. 18 and sec. 315 of Karnataka
         Municipalities Act, 1964.

         b) Declare that the duration of the currency of the order
         dated 08-05-2023 appointing administrator to Ankola Town
         Municipal Council from 08-05-2023 to 19.08.2024 shall not
         usurp the total five years of the term of the Councillors.
                                  - 87 -
                                                NC: 2025:KHC-D:15701
                                              WP No. 106387 of 2025
                                          C/W WP No. 105638 of 2025
                                              WP No. 105784 of 2025
HC-KAR                                              AND 23 OTHERS


         c) Issue writ of mandamus, directing the Respondent No.1
         and 2 to calculate the five years terms of the council
         excluding the period from 08-05-2023 to 19.08.2024 and
         further be directed that term of Ankola Town Municipal
         Council would continue until completion of 30 months term
         by considering the grievance of the Petitioners vide
         representations dated 28-07-2025 as at annexure-H and J
         submitted to the Respondent No. 1 and 2 respectively, in the
         interest of justice and equity.

         d) Issue any writ, order or direction as this Honourable Court
         may deem fit in the facts and circumstances of the case and
         in the interest of justice.

5.   The Petitioners in W.P.No.106649/2025 are before this

     Court seeking for the following reliefs:

         a) Issue a Writ of Certiorari communication to quash the
         impugned the 1 St dated 24.06.2025 issued by Respondent
         authority bearing No.NAE39MLR2025(E) as at Annexure-G
         determining the date of completion of tenure of Councilors
         and consequentially the Committee insofar as relates to at
         Sl.No.1, as contrary to Sec. 18 and Sec.315 of Karnataka
         Municipalities Act, 1964, In so far petitioners are concerned.

         b) Declare that the duration of the currency of the order
         dated 25.05.2023 appointing Administrator to Gokak City
         Municipal Council from 25.05.2023 to 05.08.2024 shall not
         usurp the total five years of the tenure of the Councilors.

         c) Issue Writ of Mandamus, directing the Respondents No.1
         and 2 to calculate the five years term of the Council
         excluding the period from 25.05.2023 to 05.08.2024 and
         further be directed that term of Gokak City Municipal Council
         would continue until completion of 30 months tenure by
         considering    the grievance of the         Petitioners vide
                                   - 88 -
                                                 NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
HC-KAR                                               AND 23 OTHERS


         representation dated 29.08.2025 as at Annexure-H to H-3,
         in the interest of justice and equity.

         d) Issue any writ, order or direction as this Hon'ble court may
         deem fit in the fact and circumstance of the case and in the
         interest of justice.

6.   The Petitioners in W.P.No.106650/2025 are before this

     Court seeking for the following reliefs:

         a) Issue a 1st Writ of Certiorari to quash the impugned
         communication dated 24.06.2025 issued by the Respondent
         authority bearing No.NAE39MLR2025(E) as at Annexure-E
         determining the date of completion of tenure of Councilors
         and consequentially the Committee insofar as relates to at
         Sl.No.1, as contrary to Sec.18 and Sec.315 of Karnataka
         Municipalities Act, 1964.

         b) Declare that the duration of the currency of the order
         dated 25.05.2023 appointing Administrator to Town
         Panchayat Khanapur from 25.05.2023 to 05.08.2024 shall
         not usurp the total five years of the tenure of the Councilors.

         c) Issue Writ of Mandamus, directing the Respondents No.1
         and 2 to calculate the five years term of the Council
         excluding the period from 25.05.2023 to 05.08.2024 and
         further be directed that term of Town Panchayat Khanapur
         would continue until completion of 30 months tenure by
         considering   the grievance of the        Petitioners   vide
         representation as per Annexure-F to F-18, in the interest of
         justice and equity.

         d) Issue any writ, order or direction as this Hon'ble court may
         deem fit in the fact and circumstance of the case and in the
         interest of justice.
                                   - 89 -
                                                 NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
HC-KAR                                               AND 23 OTHERS


7.   The Petitioners in W.P.No.106716/2025 are before this

     Court seeking for the following reliefs:

         a. Issue a Writ of Certiorari quashing the impugned
         Communication dated 27/01/2025 passed by Respondent
         No.5   bearing No.   SECK/ULB/OTHR/1/2025-ULB   vide
         Annexure - E;

         b. Issue a Writ of Certiorari quashing the impugned Circular
         dated 24/06/2025 passed by Respondent No.2 bearing
         No.NAE 39 MLR 2025(E) vide Annexure - F;

         c. Issue a Writ of Mandamus, directing the Respondent No.2
         and 5 to not to hold elections to the 4th Respondent Council
         until the expiry of the Petitioner's tenure of Presidentship of
         thirty (30) months from the date of 1st meeting of the
         second term dated 03/10/2024 i.e. up to 02/04/2027 vide
         Annexure - D; in the alternative

         d. Issue a Writ of Mandamus, directing the Respondent No.2
         to determine and pay appropriate Compensation to the
         Petitioner for loss of months of tenure of Presidentship of the
         4th Respondent Council;

         e. Pass any such other order(s) as this Hon'ble Court may
         deem fit to meet the ends of justice and equity.

8.   The Petitioners in W.P.No.106726/2025 are before this

     Court seeking for the following reliefs:

         a. Issue a Writ of Certiorari quashing the impugned
         Communication dated 27/01/2025 passed by Respondent
         No.5 bearing Annexure E; No. SECK/ULB/OTHR/1/2025-ULB
         vide
                                   - 90 -
                                                 NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
HC-KAR                                               AND 23 OTHERS


         b. Issue a Writt of Certiorari quashing the impugned Circular
         dated 26/03/2025 passed by Respondent No.2 bearing No. 2
         39 2 2025(2) vide Annexure - F;

         c. Issue a Writ of Mandamus, directing the Respondent No.2
         and 5 to not to hold elections to the 4th Respondent Council
         until the expiry of the Petitioner's tenure of Presidentship of
         thirty (30) months from the date of 1st meeting of the
         second term dated 26/08/2024 i.e. up to 25/02/2027 vide
         Annexure - D; in the alternative

         d. Issue a Writ of Mandamus, directing the Respondent No.2
         to determine and pay appropriate Compensation to the
         Petitioner for loss of months of tenure of Presidentship of the
         4th Respondent Council;

         e. Pass any such other order(s) as this Hon'ble Court may
         deem fit to meet the ends of justice and equity.

9.   The Petitioners in W.P.No.106772/2025 are before this

     Court seeking for the following reliefs:

         a. Issue a writ of certiorari or any other appropriate writ,
         order or direction quashing the impugned communication by
         the respondent no.1 bearing No:NAE39MLR2025(E)dated
         24.06.2025 copy as per ANNEXURE-G as being arbitrary,
         illegal and contrary to section 42& 315 of the Karnataka
         Municipalities Act, 1964 Act read with Article 243U of the
         constitution, and / or,

         b. Issue a writ of mandamus or any other appropriate writ or
         direction and direct the respondents no. 1 to 3&5to permit
         the Petitioner's to complete the period of 30 months i.e., (X
         term) excluding the period from 06.05.2023 to 26-
         08.2024i.e., the period of Administrator being in charge of
         Kudachi Town Municipal Council, in the spirit of democratic
         values and basic structure of the Constitution of India, and/or
                                  - 91 -
                                                NC: 2025:KHC-D:15701
                                              WP No. 106387 of 2025
                                          C/W WP No. 105638 of 2025
                                              WP No. 105784 of 2025
HC-KAR                                              AND 23 OTHERS




         c. Pass any such other order as this Hon'ble Court deems fit.



10.   The Petitioners in W.P.No.106773/2025 are before this

      Court seeking for the following reliefs:

         a. Issue a writ of mandamus or any other appropriate writ or
         direction and direct the respondents no. 1,2 & 4 to permit the
         Petitioner's to complete the period of 30 months i.e., (X
         term) excluding the period from 09.05.2023 to 22.08.2024
         i.e., the period of Administrator being in charge of
         Mahalingpur Town Municipal Council, in the spirit of
         democratic values and basic structure of the Constitution of
         India, and/or,

         b. Pass any such other order as this Hon'ble Court deems fit.

11.   The Petitioners in W.P.No.106777/2025 are before this

      Court seeking for the following reliefs:

         a) Issue a Writ of Certiorari to quash the impugned
         communication/direction dtd: 27-01-2025 vide ANNEXURE-E
         bearing No.SECK /ULB/OTHR /1/ 2025-ULB issued/addressed
         by the Respondent No.5 to Respondent No.1, in the interest
         of justice and equity.

         b) Declare that the duration/currency of the order dtd: 03-
         05-2023 vide ANNEXURE-C issued by No.PuSa/Vahi:
         unnumbered/2023-24 appointing Administrator to 4th
         bearing Respondent No.3 Respondent Haveri City Municipal
         Council from 30-04-2023 to 04-09-2024 shall not usurp the
         total five years/60 months, of the tenure of the
         Councillors/Petitioners.
                                   - 92 -
                                                 NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
HC-KAR                                               AND 23 OTHERS


         c) Issue Writ in the nature of Mandamus, directing the
         Respondents No.1 and 2 to consider the representation of the
         Petitioners dtd: 04-09-2025 ANNEXURE-F and further direct
         the Respondents No.1 to calculate the five years/60 months,
         term of the Council by excluding the period from 30-04-2023
         to 04-09-2024 for calculation of reminder 30 months term of
         the elected council/Petitioners, in the interest of justice and
         equity.

         d) Issue Writ in the nature of Mandamus, directing the
         Respondents No.1 to 3 and 5 to permit the Petitioners to
         function as Councillors of the 4th Respondent elected body by
         completing the remainder 30 months term extending up-to
         June 2027 by excluding the period of the Administrator in
         respect of 4th Respondent Municipal Council from 30-04-
         2023 to 04-09-2024, in the interest of justice and equity

         e) Issue any Writ, order or direction as this Hon'ble court
         may deem fit in the fact and circumstance of the case and in
         the interest of justice.

12.   The Petitioners in W.P.No.106782/2025 are before this

      Court seeking for the following reliefs:

         a. Issue a Writ of Certiorari to quash the impugned
         Communication dated: 26.03.2025 issued by the 1st
         Respondent authority bearing No. No.A.E 39 MLR 2025 (Ε)
         vide Annexure D;

         b. Issue a Writ of Certiorari to quash the impugned
         Notification dated: 12/05/2023 issued by the 1st Respondent
         authority bearing No. Na.A.Ε. 48 MLR 2023 vide Annexure C
         in so far as Town Municipal Council Concerned;

         C. Declare that the duration of the currency of the order
         dated: 12/05/2023 appointing Administrator to Town to
         Municipal Nargund Council from 05/05/2023 19/08/2024
                                  - 93 -
                                                NC: 2025:KHC-D:15701
                                              WP No. 106387 of 2025
                                          C/W WP No. 105638 of 2025
                                              WP No. 105784 of 2025
HC-KAR                                              AND 23 OTHERS


         shall not usurp the total five years of the tenure of the
         Councilors.

         d. Issue a writ of Mandamus, directing the Respondents not
         to hold elections to the 4th Respondent Council until the
         expiry of the Petitioners' tenure up to 25/02/2027.

13.   The Petitioners in W.P.No.106791/2025 are before this

      Court seeking for the following reliefs:

         a. Issue a writ of certiorari or any other appropriate writ,
         order or direction quashing the impugned communication by
         the respondent no.1 bearing No: NAE39MLR2025(E) dated
         26.03.2025 copy as per ANNEXURE-G as being arbitrary,
         illegal and contrary to section 42 & 315 of the Karnataka
         Municipalities Act, 1964 Act read with Article 243U of the
         constitution, and / or,

         b. Issue a writ of mandamus or any other appropriate writ or
         direction and direct the respondents no. 1 to 4 to permit the
         Petitioner's to complete the period of 30 months i.e., (X
         term) excluding the period from 09.05.2023 to 25-08.2024
         i.e., the period of Administrator being in charge of Terdal
         Town Municipal Council, in the spirit of democratic values and
         basic structure of the Constitution of India, and/or,

         c. Pass any such other order as this Hon'ble Court deems fit.

14.   The Petitioners in W.P.No.106806/2025 are before this

      Court seeking for the following reliefs:

         a) Issue a Writ of Certiorari to quash the impugned
         communication issued by Respondent no.1 bearing no. Na Aa
         Ee 39 MLR 2025(E) dated 26.03.2025 vide Annexure 'G'
         insofar as it proposes to conduct elections to TMC,
                                  - 94 -
                                                NC: 2025:KHC-D:15701
                                              WP No. 106387 of 2025
                                          C/W WP No. 105638 of 2025
                                              WP No. 105784 of 2025
HC-KAR                                              AND 23 OTHERS


         Huvinahadagali before completion of the 30-month tenure of
         the President and Vice-President elected on 20.02.2025;

         b) Issue a writ of mandamus directing the Respondents not
         to disturb or curtail the tenure of the present President and
         Vice-President of TMC Huvinahadagali until 20.08.2027,
         thereby considering the representation vide Annexure 'H', in
         accordance with law;

         c) Grant such other reliefs as this Hon'ble Court deems fit in
         the circumstances of the case, including costs.



15.   The Petitioners in W.P.No.106847/2025 are before this

      Court seeking for the following reliefs:

         a) Issue a Writ of Certiorari or any other appropriate writ,
         order or direction, quashing the impugned communication
         dated 26.03.2025 (Annexure-F), issued by the 1st
         Respondent bearing No.NA AA I 39 MLR 2025(I), as being
         arbitrary, unconstitutional, and contrary to Sections 18, 315,
         316, and 318 of the Karnataka Municipalities Act, 1964, and
         violative of Article 243-U of the Constitution of India;

         b) Declare that the appointment of an Administrator to the
         Kotturu Town Municipal Council for the period from
         18.05.2023 to 31.08.2024 is without jurisdiction, illegal, and
         cannot be reckoned towards the five-year tenure of the duly
         elected Councilors;

         c) Issue a Writ of Mandamus directing the Respondents to
         recalculate the tenure of the Kotturu Town Municipal Council
         by excluding the period from 18.05.2023 to 31.08.2024 and
         thereby permit the Council to continue until completion of its
         constitutionally guaranteed five-year term, in view of the
         Petitioner's representation dated 06.09.2025 (Annexure-G);
                                   - 95 -
                                                 NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
HC-KAR                                               AND 23 OTHERS


         d) Pass such other order or orders as this Hon'ble Court may
         deem fit, in the facts and circumstances of the case, in the
         interest of justice and equity.

16.   The Petitioners in W.P.No.106887/2025 are before this

      Court seeking for the following reliefs:

         a. Issue a Writ of Certiorari to quash the impugned
         communication dated 27-01.2025 issued by the 1st
         Respondent authority bearing No.SECK/ ULB/OTHR/1/2025-
         ULB as at Annexure-F determining the date of completion of
         tenure of Councilors and consequentially the Committee
         insofar as relates to at Sl.No. 195, as contrary to Sec.18 and
         Sec.315 of Karnataka Municipalities Act, 1964;

         to b. Declare that the duration of the currency of the order
         dated 25.05.2023 appointing Administrator Harapanahalli
         City Municipal Council from 17-05-2024 to 11-11-2024 shall
         not usurp the total five years of the tenure of the Councilors.

         c. Issue Writ of Mandamus, directing the Respondents No.1
         and 2 to calculate the five years term of the Council
         excluding the period from 17-05-2024 to 11-11-2024 and
         further be directed that term of Harapanahalli City Municipal
         Council would continue until completion of 30 months tenure
         by considering the grievance of the Petitioners.

         d. Issue any writ, order or direction as this Hon'ble court may
         deem fit in the fact and circumstance of the case and in the
         interest of justice.

17.   The Petitioners in W.P.No.106895/2025 are before this

      Court seeking for the following reliefs:

         i. Issue a writ in the nature of certiorari quashing the
         impugned Notification bearing No. SECK/ULB/OTHR/1/2025-
                                  - 96 -
                                                NC: 2025:KHC-D:15701
                                              WP No. 106387 of 2025
                                          C/W WP No. 105638 of 2025
                                              WP No. 105784 of 2025
HC-KAR                                              AND 23 OTHERS


         ULB dated 27/01/2025 passed by the 2nd respondent vide
         Annexure-F, in the interest of justice and equity.

         ii. Grant any other relief, which is the Hon'ble court medium
         fit in the interest of justice and equity.

18.   The Petitioners in W.P.No.106896/2025 are before this

      Court seeking for the following reliefs:

         i. Issue a writ in the nature of certiorari quashing the
         impugned Notification bearing No. SECK/ULB/OTHR/1/2025-
         ULB dated 27/01/2025 passed by the 2nd respondent vide
         Annexure-F, in the interest of justice and equity.

         ii. Grant any other relief, which is the Hon'ble court medium
         fit in the interest of justice and equity.



19.   The Petitioners in W.P.No.106897/2025 are before this

      Court seeking for the following reliefs:

         i. Issue a writ in the nature of certiorari quashing the
         impugned Notification bearing No. SECK/ULB/OTHR/1/2025-
         ULB dated 27/01/2025 passed by the 2nd respondent vide
         Annexure-D, in the interest of justice and equity.

         ii.Grant any other relief, which is the Hon'ble court medium
         fit in the interest of justice and equity.

20.   The Petitioners in W.P.No.106902/2025 are before this

      Court seeking for the following reliefs:

         i. Declare that duration of the currency of the order bearing
         No. NAE 48 MLR 2023 dated 25/05/2023 passed by
         Respondent No. 1 marked at Annexure appointing
                                   - 97 -
                                                 NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
HC-KAR                                               AND 23 OTHERS


         administrator to 4th Respondent Chikodi Municipal Council
         from 19/04/2023 to 12/09/2024 shall not usurp the total five
         years of the tenure of the Councillors and 30 months tenure
         of petitioner as President,

         ii. Issue a writ of mandamus to Respondents No. 1 and 2 to
         calculate the five year term of the Council and 30 months
         period of President and Vice-President excluding the period
         from 19/04/2023 to 12/09/2024 and further direct that term
         of 4th Respondent TMC would continue until completion of 30
         months tenure by considering the grievance of the petitioner
         vide representation dated 25/08/2025 vide Annexure - J,

         iii. and grant any other relief as deemed fit in the interest of
         justice.

21.   The Petitioners in W.P.No.106903/2025 are before this

      Court seeking for the following reliefs:

         a) Issue a writ in the nature of Certiorari quashing the
         Communication bearing No.SECK/ULB/OTHR/1/2025-ULB
         dated 27.01.2025 vide Annexure- C issued by Respondent
         No.2 in the interest of justice and equity.

         b) Issue a Writ of Mandamus directing the Respondent No.1
         and 2 to calculate the term of the Respondent No.4 TMC by
         Excluding the period where the Respondent No.4 TMC being
         managed by the Respondent No.3 Administrator.

         c) Pass such other writ, order or direction that this Hon'ble
         Court deems fit to pass in the circumstances of the case.



22.   The Petitioners in W.P.No.106917/2025 are before this

      Court seeking for the following reliefs:
                                   - 98 -
                                                 NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
HC-KAR                                               AND 23 OTHERS


         a. Issue a writ of mandamus or any other appropriate writ or
         direction and direct the Respondents No.1,2 & 3 to permit the
         petitioner to complete period of 30 months excluding the
         period from 05/05/2023 to 21.08.2024 i.e., the period of
         Administrator being in charge of Yellapur Town Panchayat
         appointed u/s 315 of the Karnataka Municipalities Act so as
         to be in compliance of democratic principles, and/or

         b. Pass any such other order as this Hon'ble Court deems fit.

23.   The Petitioners in W.P.No.107101/2025 are before this

      Court seeking for the following reliefs:

         a. Issue a writ of certiorari or any other appropriate writ,
         order or direction quashing the impugned communication by
         the respondent no.1 bearing No: NAE39MLR2025(E) dated
         24.06.2025 copy as per ANNEXURE-G as being arbitrary,
         illegal and contrary to section 18, 42 & 315 of the Karnataka
         Municipalities Act, 1964 Act read with Article 243U of the
         constitution, and/or,

         b. Declare that the period of Administration being in charge
         of Sankeshwar TMC between 27.04.2023 to 10.09.2024 is
         ultra-vires the Art. 243U of Constitution of India and violation
         of democratic principles, the 30 months period is commence
         from election of President for the X term and to compute the
         period of 5 years excluding the period CMC between
         27.04.2023 to 10.09.2024.

         c. Issue a writ of mandamus or any other appropriate writ or
         direction and direct the respondents no. 1 to 3to permit the
         Petitioner's to complete the period of 30 months i.e., (X
         term) excluding the period from 27.04.2023 to 10.09.2024
         i.e., the period of Administrator being in charge of
         Sankeshwar Town 16 Municipal Council, in the spirit of
         democratic values and basic structure of the Constitution of
         India,and/or,
                                   - 99 -
                                                 NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
HC-KAR                                               AND 23 OTHERS




         d. Pass any such other order as this Hon'ble Court deems fit.



24.   The Petitioners in W.P.No.107102/2025 are before this

      Court seeking for the following reliefs:

         a. Issue a writ of certiorari or any other appropriate writ,
         order or direction quashing the impugned communication in
         so far as the petitioner is concerned respondent no.1 bearing
         No: NAE39MLR2025(E) dated 24.06.2025 copy as per
         ANNEXURE-F as being arbitrary, illegal and contrary to
         section 18 & 315 of the Karnataka Municipalities Act, 1964
         Act read with Article 243U of the constitution, and/or,

         b. Declare that the period of Administration being in charge
         of Navalgund TMC between 18.05.2023 to 05.09.2024 is
         ultra-vires the Art. 243U of Constitution of India and violation
         of democratic principles, the 30 months period is commence
         from election of President for the X term and to compute the
         period of 5 years excluding the period CMC between
         18.05.2023 to 05.09.2024.

         c. Issue a writ of mandamus or any other appropriate writ or
         direction and direct the respondents no. 1 to 3to permit the
         Petitioner's to complete the period of 30 months i.e., (X
         term) excluding the period from 18.05.2023 to 05.09.2024
         i.e., the period of Administrator being in charge of Navalgund
         Town Municipal Council, in the spirit of democratic values and
         basic structure of the Constitution of India, and/or,

         d. Pass any such other order as this Hon'ble Court deems fit.



25.   The Petitioners in W.P.No.107103/2025 are before this

      Court seeking for the following reliefs:
                                  - 100 -
                                              NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
HC-KAR                                           AND 23 OTHERS


         a. Issue a writ of certiorari or any other appropriate writ,
         order or direction quashing the impugned communication in
         so far as petitioners concerned by the respondent no.1
         bearing No: NAE39MLR2025(E) dated 24.06.2025 copy as
         per ANNEXURE-F as being arbitrary. illegal and contrary to
         section 18, 42 & 315 of the Karnataka Municipalities Act,
         1964 Act read with Article 243U of the constitution, and/or.

         b. Declare that the period of Administration being in charge
         of Nippani CMC between 01.05.2023 to 17.09.2024 is ultra-
         vires the Art. 243U of Constitution of India and violation of
         democratic principles, the 30 months period is commence
         from election of President for the X term and to compute the
         period of 5 years excluding the period CMC between
         01.05.2023 to 17.09.2024.

         c. Issue a writ of mandamus or any other appropriate writ or
         direction and direct the respondents no. 1 to 3to permit the
         Petitioner's to complete the period of 30 months i.e., (X
         term) excluding the period from 01.05.2023 to 17.09.2024
         i.e., the period of Administrator being in charge of
         NippaniCity Municipal Council, in the spirit of democratic
         values and basic structure of the Constitution of India,
         and/or,

         d. Pass any such other order as this Hon'ble Court deems fit.



26.   The Petitioners in W.P.No.107109/2025 are before this

      Court seeking for the following reliefs:

         a. Issue a Writ of Certiorari quashing the impugned
         Communication dated 27/01/2025 passed by Respondent
         No.5   bearing No.   SECK/ULB/OTHR/1/2025-ULB   vide
         Annexure - D;
                                  - 101 -
                                               NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
HC-KAR                                           AND 23 OTHERS


         b. Issue a Writt of Certiorari quashing the impugned Circular
         dated 26/03/2025 passed by Respondent No.2 bearing No. 2
         39 2 2025(2) vide Annexure - E;

         c. Issue a Writ of Mandamus, directing the Respondent No.2
         and 5 to not to hold elections to the 4th Respondent Council
         until the expiry of the Petitioner's tenure of Presidentship of
         thirty (30) months from the date of 1st meeting of the
         second term dated 30/08/2024 i.e. up to 30/04/2027 vide
         Annexure - C, in the alternative

         d. Issue a Writ of Mandamus, directing the Respondent No.2
         to determine and pay appropriate Compensation to the
         Petitioner for loss of months of tenure of Presidentship of the
         4th Respondent Council;

         e. Pass any such other order(s) as this Hon'ble Court may
         deem fit to meet the ends of justice and equity.



27.   Essentially in all the matters, what is sought for is for

      extension of the period of the term of the petitioner/s

      some of them who claim to be the President or Vice-

      President of the Town Municipal Council (TMC) / City

      Municipal Council (CMC) / Municipality and some

      others who claim to be members of the TMC / CMC /

      Municipality on the ground that though they had been

      elected on 30.11.2020, the first term of 30 months

      having expired around May 2023 since the reservation
                                 - 102 -
                                                 NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
HC-KAR                                          AND 23 OTHERS


      for the post of President and Vice-President was not

      finalised which resulted in several litigations.


28.   The Deputy Commissioner, exercising powers under

      Section 315 of the Karnataka Municipalities Act (KMC

      Act), appointed an administrator, who had been

      administering the TMC / CMC / Municipality until

      August 2024 when elections were held. The petitioners

      in some of the above matters have been elected as

      President, and in some of the above matters, have

      been elected as Vice-President, and are to be given a

      period of 30 months as a second term of the

      municipality.


29.   In view of the delay which has occurred during the

      litigation,   as   well   as        the   period   in   which   the

      administrator was appointed, the Council has not been

      exercising its powers or discharging its duties. It is the

      administrator who has substituted the Council. Thus,

      the interregnum period between the completion of the
                              - 103 -
                                         NC: 2025:KHC-D:15701
                                       WP No. 106387 of 2025
                                   C/W WP No. 105638 of 2025
                                       WP No. 105784 of 2025
HC-KAR                                       AND 23 OTHERS


      first term and the commencement of the second term

      should be eschewed. The period of 30 months is to be

      calculated from the date of the first meeting of the

      second term, following the election of the President

      and Vice-President, the second term of 30 months

      would be calculated.


30.   Similar is the contention of the members of the TMC /

      CMC / Municipality who contend that, since the

      administrator has been appointed, the Council was not

      functioning, the Councillors have not exercised any

      powers or discharged any duties. They were permitted

      to exercise their powers and discharge their duties

      only upon the election of the President and Vice-

      President, post which the administrator vacated office,

      and therefore, it is contended that the term of the

      Councillors also needs to be extended so as to make

      available the complete 30 months. These are the basic

      contentions raised.
                              - 104 -
                                         NC: 2025:KHC-D:15701
                                       WP No. 106387 of 2025
                                   C/W WP No. 105638 of 2025
                                       WP No. 105784 of 2025
HC-KAR                                       AND 23 OTHERS




31.   Sri. Mruthunjaya Tata Bangi, the learned counsel

      appearing for the petitioner in W.P.Nos.106387/2025

      and 105784/2025, submits that:

      31.1. There is a guarantee for the President and Vice-

           President for discharge of their second term,

           comprising   30    months.    The   said   guarantee

           cannot be taken away due to the delay on the

           part of the Government in fixing the reservation.

           It was the duty of the Government to have fixed

           the reservation prior to the expiry of the term.

           The same not having been fixed, irrespective of

           the litigation which has ensued, the fact remains

           that the President and Vice-President have not

           had a term of 30 months. Therefore, this Court

           ought to intercede and permit the President and

           Vice-President to discharge their second term of

           30 months.
                            - 105 -
                                        NC: 2025:KHC-D:15701
                                      WP No. 106387 of 2025
                                  C/W WP No. 105638 of 2025
                                      WP No. 105784 of 2025
HC-KAR                                      AND 23 OTHERS


     31.2. The entire term is 60 months, which is, five

          years, divided into two terms of 30 months each.

          What is required to be considered is the terms of

          30 months and not the entire term of 60 months.

          Any gap between the two terms is required to be

          excluded.

     31.3. For the default on the part of the Government,

          the persons who have been elected as President

          and Vice-President cannot be deprived of the

          balance of the term of 30 months. This would be

          contrary to the principles of democracy and the

          rights that the President and Vice-President are

          entitled to exercise.

     31.4. He also supports the case of the Councillors to

          contend that once an exercise of power has been

          made   under    Section    315, the   administrator

          replaces the Council and, as such, the Councillors

          could not exercise any power.
                                 - 106 -
                                                 NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
    HC-KAR                                       AND 23 OTHERS


         31.5. If the Deputy Commissioner had exercised these

              powers under subsection (5) of Section 42 of the

              Municipalities    Act,      then   the   Council   would

              continue to remain in session, whereby the

              Councillors would have exercised their powers in

              voting on any resolution.

         31.6. In   the present case, the Councillors, being

              deprived of exercising their rights as Councillors

              due to an administrator being appointed under

              Section    315,    the      time    during   which   the

              Administrator was appointed would have to be

              excluded for the purpose of calculating the

              second term of the Councillors.

         31.7. In this regard, he relies on the judgment of the

              Hon'ble Apex Court in the case of Kiran Pal

              Singh v. State of U.P.,1 more particularly Para

              3 thereof, which is reproduced hereunder for

              easy reference:-


1
    (2018) 7 SCC 521
                        - 107 -
                                       NC: 2025:KHC-D:15701
                                 WP No. 106387 of 2025
                             C/W WP No. 105638 of 2025
                                 WP No. 105784 of 2025
HC-KAR                                 AND 23 OTHERS


         3. With the passage of time, it was realised that
         there had been no real decentralisation of
         powers. In the absence of basic decentralisation
         of powers travelling to the mores in one of the
         largest democracies like India, it was felt that the
         real purpose of social transformation could not be
         achieved. It was acknowledged and accepted that
         the people at the grass root level deserved to be
         politically, economically and socially empowered
         and the Seventy-third Amendment was brought
         into the framework of our organic Constitution
         with the clear intent of having local self-
         government. The vision, it can be said with
         certitude, is sacred and the same is explicit from
         the Statement of Objects and Reasons of the
         Seventy-third Amendment to the Constitution. It
         reads as follows:

         "1. Though the Panchayati Raj Institutions have
         been in existence for a long time, it has been
         observed that these institutions have not been
         able to acquire the status and dignity of viable
         and responsive people's bodies due to a number
         of reasons including absence of regular elections,
         prolonged        supersessions,       insufficient
         representation of weaker sections like Scheduled
         Castes, Scheduled Tribes and women, inadequate
         devolution of powers and lack of financial
         resources.

         2. Article 40 of the Constitution which enshrines
         one of the directive principles of State policy lays
         down that the State shall take steps to organise
         village panchayats and endow them with such
         powers and authority as may be necessary to
         enable them to function as units of self-
         government. In the light of the experience in the
         last forty years and in view of the short-comings
         which have been observed, it is considered that
         there is an imperative need to enshrine in the
         Constitution certain basic and essential features
                        - 108 -
                                       NC: 2025:KHC-D:15701
                                 WP No. 106387 of 2025
                             C/W WP No. 105638 of 2025
                                 WP No. 105784 of 2025
HC-KAR                                 AND 23 OTHERS


         of Panchayati Raj Institutions to impart certainty,
         continuity and strength to them.

         3. Accordingly, it is proposed to add a new Part
         relating to panchayats in the Constitution to
         provide for among other things, Gram Sabha in a
         village or group of villages; constitution of
         panchayats at village and other level or levels;
         direct elections to all seats in panchayats at the
         village and intermediate level, if any, and to the
         offices of Chairpersons of Panchayats at such
         levels; reservation of seats for the Scheduled
         Castes and Scheduled Tribes in proportion to
         their population for membership of panchayats
         and office of Chairpersons in Panchayats at each
         level; reservation of not less than one-third of the
         seats for women; fixing tenure of 5 years for
         panchayats and holding elections within a period
         of 6 months in the event of supersession of any
         Panchayat; disqualifications for membership of
         panchayats; devolution by the State Legislature
         of powers and responsibilities upon the
         panchayats with respect to the preparation of
         plans for economic developments and social
         justice    and    for   the    implementation     of
         development schemes; sound finance of the
         panchayats by securing authorisation from State
         Legislatures for grants-in-aid to the panchayats
         from the Consolidated Fund of the State, as also
         assignment to, or appropriation by, the
         panchayats of the revenues of designated taxes,
         duties, tolls and fees; setting up of a Finance
         Commission within one year of the proposed
         amendment and thereafter every 5 years to
         review the financial position of panchayats;
         auditing of accounts of the panchayats; powers of
         State Legislatures to make provisions with
         respect to elections to panchayats under the
         superintendence, direction and control of the
         chief electoral officer of the State; application of
         the provisions of the said Part to Union
         Territories; excluding certain States and areas
                                       - 109 -
                                                   NC: 2025:KHC-D:15701
                                                WP No. 106387 of 2025
                                            C/W WP No. 105638 of 2025
                                                WP No. 105784 of 2025
    HC-KAR                                            AND 23 OTHERS


                       from the application of the provisions of the said
                       Part; continuance of existing laws and panchayats
                       until one year from the commencement of the
                       proposed amendment and barring interference by
                       courts   in   electoral    matters   relating   to
                       panchayats."


      31.8.     By referring to Kiran Pal Singh's case, the

                Statement        of      Objects     and     Reasons        for

                introducing the 73rd Amendment has been placed

                on record, and it is contended that Panchayati

                Raj institutions and or the local government are

                required to be sufficiently empowered to carry

                out their activities and for that reason, a tenure

                of five years having been fixed, that tenure of

                five years would have to enure to the benefit of

                the petitioners.

      31.9.     Reliance is placed on the judgment of this Court

                in the case of Vishwantah Akhandappa v.

                State of Karnataka2, more particularly Para 6

                thereof, which is reproduced hereunder for easy

                reference:

2
    (1980) 2 Kant LJ 398
                        - 110 -
                                     NC: 2025:KHC-D:15701
                                 WP No. 106387 of 2025
                             C/W WP No. 105638 of 2025
                                 WP No. 105784 of 2025
HC-KAR                                 AND 23 OTHERS


         6. As already pointed out, by reason of
         conversion of Panchayat into Town Municipal
         Council by virtue of S. 357(b) of the Act, the
         interim Municipal Council consisting of persons
         vacating office as members of the Village
         Panchayat and the Chairman and the Vice-
         Chairman of the Village Panchayat respectively
         become the Councillors and the President and
         Vice-President of the interim Municipal Council.
         Accordingly, Petitioners 1 and 2 came to be
         statutorily, continued as the President and the
         Vice-President of the interim Municipal Council
         and petitioner 3 and respondents 3 to 12 as the
         Councillors. The term of office of the Councillors
         of the Municipal Council as provided by s. 358(2)
         of the Act expires on the date immediately
         preceding the date of the first meeting of the new
         Municipal Concil. Under S. 358(1) of the Act the
         State Government is required to take steps for
         holding elections for constituting a new Municipal
         Council within one year of the constitution of the
         interim Municipal Council. But, the State
         Government does not appear to have taken steps
         for holding the election; but that does not in any
         way affect the term of office of the interim
         Municipal Councilors. In the case of interim
         Municipal Council coming into existence by reason
         of conversion of Panchayat into Municipality the
         term of the office of the interim Municipal
         Councillors comes to an end only on the date
         immediately preceding the date of the first
         meeting of the new Municipal Council as stated in
         S. 358(2) of the Act. Therefore, the interim
         Municipal Council continues to function until the
         first meeting of the newly elected Municipal
         Council takes place. Therefore, it was not a case
         where either any general election to a Municipal
         Council under the Act or any proceedings
         consequent thereon were stayed by an order of a
         competent court or authority nor the election of
         all the Councillors or more than two-thirds of the
         whole number of Councillors of the Municipal
                                - 111 -
                                             NC: 2025:KHC-D:15701
                                         WP No. 106387 of 2025
                                     C/W WP No. 105638 of 2025
                                         WP No. 105784 of 2025
HC-KAR                                         AND 23 OTHERS


                Council has been declared by a competent court
                or authority to be void. It was also not a case in
                which the term or the extended term of the
                Municipal Council can be said to have expired.
                The term of office of the interim Municipal
                Councillors, as already pointed out, continues till
                the previous day of the date of the first meeting
                of the new Municipal Council and that can happen
                only when the elections are held. The failure on
                the part of the State Government to hold
                elections for electing new Municipal Councillors
                does not enable the State Government under S.
                315(1) of the Act to appoint the Administrator
                unless the term of office of the Municipal
                Councillors has also expired. In the case of
                interim Municipal Council coming into existence
                by reason of conversion of Panchayat Committee
                into Town Municipal Council, the term of office of
                the interim Municipal Councillors continues until
                the elections are held and the first meeting of the
                new Municipal Council takes place. That being so,
                there was no power vested in the State
                Government under S. 315(1) of the Act to
                appoint the Administrator to the interim Municipal
                Council, Jewargi. Consequently, it follows that the
                impugned notification dated 16-11-1979 (Ex-C)
                issued by the first respondent is without the
                authority of law and as such it is without
                jurisdiction. Accordingly, the writ petition is
                allowed and the impugned notification bearing
                No. HUD 214 TML dated 16-11-1979 (Exhibit-C)
                issued by the first respondent is hereby quashed.
                Rule is made absolute.


  31.10.   By relying on Vishwanath Akhandappa's case, it

           is submitted that when interim municipal councils

           come into being on account of conversion of

           Panchayat    into     Town Municipal Council, the
                          - 112 -
                                         NC: 2025:KHC-D:15701
                                   WP No. 106387 of 2025
                               C/W WP No. 105638 of 2025
                                   WP No. 105784 of 2025
HC-KAR                                   AND 23 OTHERS


         existing   members        of   the   Panchayat   would

         become the councillors and office bearers which

         would continue till the expiry of the term and as

         such, in terms of subsection (2) of Section 358,

         the term of the existing Municipal Councillors

         would only come to an end on the first meeting

         of the newly elected municipal council takes

         place. On that basis, it is contended that failure

         on the part of the State Government to hold

         elections for electing new municipal councillors

         would not enable the State Government under

         Section 315 to appoint an administrator, unless

         the term of the office of the municipal councillor

         has expired.   In the present case, the second

         term of the council would commence on the date

         of the first meeting of the second term, which

         would last for a period of 30 months. Before the

         expiry of this 30-month period, no administrator
                                       - 113 -
                                                    NC: 2025:KHC-D:15701
                                                WP No. 106387 of 2025
                                            C/W WP No. 105638 of 2025
                                                WP No. 105784 of 2025
    HC-KAR                                            AND 23 OTHERS


                could be appointed under Section 315 or election

                held.


      31.11.    Reliance is placed on the judgment of this Court

                in the case of Kalpana Manjunath v. State of

                Karnataka3 , more particularly Para 24 thereof,

                which      is    reproduced        hereunder        for      easy

                reference:

                        24. One another aspect which would require
                        examination is the appointment of administrator.
                        Section 315 provides for appointment of an
                        administrator only under the circumstances
                        mentioned therein. Section 315 does not provide
                        for appointment of an administrator while an
                        exercise is undertaken by the Government under
                        Chapter XVI of the Act. This is also not a case of
                        dissolution of the elected body. Therefore, an
                        officer could not be appointed by the Government
                        to take care of the affairs of the Municipal
                        Council, invoking Section 366. This Court in
                        Vishwantah Akhandappa v. State of Karnataka
                        [Vishwantah Akhandappa v. State of Karnataka,
                        1980 SCC OnLine Kar 198 : (1980) 2 Kant LJ
                        398] has held that Section 315(1) of the Act,
                        does not enable the State Government to appoint
                        an administrator unless the term of office of the
                        Municipal Councillors had expired. It was held
                        that in the case of interim Municipal Councils
                        coming into existence by reason of conversion of
                        Panchayat areas into Town Municipal Council, the
                        term of the interim Municipal Councillors
                        continues until the general election are held and

3
    (2021) 2 Kant 520
                                     - 114 -
                                                   NC: 2025:KHC-D:15701
                                              WP No. 106387 of 2025
                                          C/W WP No. 105638 of 2025
                                              WP No. 105784 of 2025
    HC-KAR                                          AND 23 OTHERS


                       the first meeting of the new Municipal Council
                       takes place. It was held that the term of the
                       interim Municipal Councillors in terms of Section
                       358(2) shall come to end only when the first
                       meeting of the new Municipal Council is held.
                       Until such term, just because the State
                       Government did not hold elections as stipulated
                       under Section 358(1), the Government could not
                       appoint an administrator.


      31.12.     By relying on Kalpana Manjunath's case, it is

                 submitted that until elections are held, in terms

                 of    subsection      (1)    of    Section      358,      the

                 Government could not appoint an administrator.

      31.13.     Reliance is placed on the judgment of this Court

                 in the case of V. Subba Reddy v. State of

                 Karnataka4 , more particularly Paras 20 and 21

                 thereof, which are reproduced hereunder for

                 easy reference:

                       20. Section 315 of the Act reads as follows:--
                       "Power to appoint administrator in certain
                       cases. -- (1) Whenever--

                       (a) any general election to a Municipal Council
                       under this Act or any proceedings consequent
                       thereon have been stayed by an order of a
                       competent Court or Authority, or




4
    ILR 1989 KAR 101
                         - 115 -
                                       NC: 2025:KHC-D:15701
                                  WP No. 106387 of 2025
                              C/W WP No. 105638 of 2025
                                  WP No. 105784 of 2025
HC-KAR                                  AND 23 OTHERS


         (b) the election of all the Councillors or more than
         two-thirds of the whole member of Councillors of
         the Municipal Council has been declared by a
         competent Court or Authority to be void, or

         (c) the term or the extended term of Office of the
         Councillors of the Municipal Council has expired
         and the new Municipal Council has not been
         constituted in accordance with the provisions of
         this Act, or

         (d) all the Councillors or more than two-thirds of
         the whole number of Councillors of the Municipal
         Council have resigned, the State Government
         shall by notification in the Official Gazette,
         appoint an administrator for such period as may
         be specified in the notification and may, by like
         notification, curtail or extend (either prospectively
         or    retrospectively)     the   period    of   such
         appointment.

         (2) Notwithstanding anything contained in this
         Act, on the appointment of an administrator
         under sub-section (1), during the period of such
         appointment, the said Municipal Council and
         committees thereof and (the President and vice-
         President) charged with carrying out the
         provisions of this Act, or any other law, shall
         cease to exercise any powers and perform and
         discharge any duties or functions conferred or
         imposed on them by or under this Act or any
         other law and all such powers shall be exercised
         and all such duties and functions shall be
         performed and discharged by the administrator.

         (3) The State Government may, if it thinks fit,
         appoint an advisory Council to advise and assist
         the administrator appointed under sub-section
         (1) in the exercise of the powers and the
         performance and discharge of the duties and
         functions conferred or imposed on him under this
         Act or any other law. The members of the
                        - 116 -
                                      NC: 2025:KHC-D:15701
                                 WP No. 106387 of 2025
                             C/W WP No. 105638 of 2025
                                 WP No. 105784 of 2025
HC-KAR                                 AND 23 OTHERS


         Advisory Council shall hold Office during the
         pleasure of the State Government."

         Clause (c) above clearly provides for the
         appointment of an administrator when the term
         has come to an end. In other words, there is no
         extension of the term of the Councillors generally
         or in particular cases on the appointment of an
         administrator in place of Municipal Councillors. It
         becomes imperative, so that the administration is
         carried on in accordance with the provisions of
         the Act. There cannot be any vacuum created by
         the expiry of the term of the Office of the
         Councillors. In that sense Section 315 is an
         enabling provision to ensure continuity in the
         administration of the Municipal affairs of the
         town.

         21. On the other hand Section 316 is the specific
         power conferred on the Government to bring to
         book erring Municipal Councillors and also set
         right any maladministration in the Municipality.

         Section 316 of the Act reads as follows:--

         "Power of Government to supersede a
         Municipal Council in certain circumstances --
         (1) If, in the opinion of Government any
         Municipal Council is not competent to perform, or
         persistently makes default in the performance of
         the duties imposed on it or undertaken by it by or
         under this Act, or any other law, or exceeds or
         abuses its power or refuses to carry out the
         directions given to it under the provisions of this
         Act or any other law (or is functioning in a
         manner prejudicial to the Municipality) the
         Government may, by an order published,
         together with a statement of the reasons
         therefor, in the Official Gazette, declare the
         Municipal Council to be incompetent or in default,
         or to have exceeded or abused its powers, as the
         case may be, and may supersede it for such
                        - 117 -
                                      NC: 2025:KHC-D:15701
                                 WP No. 106387 of 2025
                             C/W WP No. 105638 of 2025
                                 WP No. 105784 of 2025
HC-KAR                                 AND 23 OTHERS


         period (not exceeding one year) as may be
         specified in the order:

         Provided that before making an order of
         supersession as aforesaid reasonable opportunity
         shall be given to the Municipal Council to show
         cause why such order should not be made.

         Provided further that for reasons to be recorded
         in writing the Government may extend the period
         of supersession by a further period not exceeding
         six months:

         Provided also that the Government may continue
         the supersession for any period beyond one year
         and six months if, in its opinion for reasons
         beyond its control which shall be recorded in
         writing, it is necessary so to do.

         (2) When the Municipal Council is superseded by
         an order under sub-section (1) the following
         consequences shall ensue:--

         (i) all the Councillors of the Municipal Council
         shall, on such date as may be specified in the
         order vacate their Office as such Councillors
         without prejudice to their eligibility for election
         under sub-section (4);

         (ii) during the period of supersession of the
         Municipal Council, all powers and duties conferred
         and imposed on the Municipal Council by or under
         this Act or any other law shall be exercised and
         performed by such Officer as the Government
         may from time to time appoint in that behalf;

         (iii) all property vested in the Municipal Council
         shall, until it is reconstituted, vest in the
         Government.

         (3) If, after enquiry made, the Government so
         directs, then notwithstanding the term of the
                        - 118 -
                                       NC: 2025:KHC-D:15701
                                 WP No. 106387 of 2025
                             C/W WP No. 105638 of 2025
                                 WP No. 105784 of 2025
HC-KAR                                 AND 23 OTHERS


         Councillors of the superseded Municipal Council,
         the period of supersession with all the
         consequences aforesaid shall from time to time,
         be    continued     (either   prospectively   or
         retrospectively) by an order published as
         aforesaid until such date as may be fixed by the
         Government for reconstitution of the Municipal
         Council.

         (4) After the Municipal Council is superseded it
         shall be re-constituted by the election or
         appointment of Councillors under, the provisions
         of this Act and the rules made thereunder
         applicable thereto--

         (i) if no direction has been made under sub-
         section (3) before the expiration of the period
         specified in the order of supersession under sub-
         section (1), and

         (ii) if a direction has been made under sub-
         section (3) before such date as is fixed under that
         sub-section for the reconstitution of the Municipal
         Council.

         (5) An order of supersession of a Municipal
         Council under sub-section (1) and an order under
         sub-section (3) together with a statement of the
         reasons therefor shall be laid before both Houses
         of the State Legislature as soon as may be after it
         is made."

         The provision is clear enough to indicate that the
         power exercised is quasi-judicial in as much as
         the affected Municipal Council is bound to be
         heard after specific charges are levelled against it
         in regard to any act of mis-management or
         persistent default. If this is borne in mind, then,
         on the undisputed facts, the following will
         emerge:
                               - 119 -
                                                NC: 2025:KHC-D:15701
                                        WP No. 106387 of 2025
                                    C/W WP No. 105638 of 2025
                                        WP No. 105784 of 2025
HC-KAR                                        AND 23 OTHERS


                (1) The power of the Government under Section
                18 of the Act is executive powers to be exercised
                for the specific purpose of extending the term of
                Office of the Councillors and it does not confer
                any legal right on the Councillors to claim right of
                extension as a matter of Course.

                (2) Power under Section 315 of the Act conferred
                on the Government to appoint an administrator is
                again    an    executive    power   enabling  the
                Government in several of given situations to
                provide     continuity   of    administration  by
                appointment of administrator and one such
                situation being the expiry of the term of the
                Councillors.

                (3) Section 316 of the Act on the other hand
                gives power to Government to supersede a
                Municipal Council and set right by the
                appointment of an administrator for the specified
                period for any act of mis-management or
                persistent default.


  31.14.   By   referring    to   V.Subba        Reddy's      case,    he

           submits that powers under Section 315, could

           only be exercised if the general election to a

           Municipal    Council         under     the   Act     or     any

           proceedings have been stayed by an order of the

           competent court or authority or the elections of

           all councillors or more than two-thirds or the

           whole member of the councillors of the Municipal

           Council has been declared by a competent court
                               - 120 -
                                            NC: 2025:KHC-D:15701
                                        WP No. 106387 of 2025
                                    C/W WP No. 105638 of 2025
                                        WP No. 105784 of 2025
HC-KAR                                        AND 23 OTHERS


           or authority to be void.            The term or the

           extended term of office of the councillors of the

           Municipal Council has expired, and the new

           Municipal Council has not been constituted or, if

           more than two-thirds of the whole of the number

           of councillors have resigned.          His submission is

           that none of these having occurred in the

           present matter, the powers under Section 315

           could not be excised.           His further submission

           under Section 316, a specific power conferred on

           the   Government        to   supersede     a    Municipal

           Council,   which    powers      have    also    not   been

           exercised, and as such, the appointment of an

           administrator under Section 315 without the

           requirement   of      Section    315    being    satisfied

           cannot be done.


  31.15.   Reliance is placed on the judgment of this Court

           in the case of Usha Mahesh Dasar v. State of
                                         - 121 -
                                                     NC: 2025:KHC-D:15701
                                                  WP No. 106387 of 2025
                                              C/W WP No. 105638 of 2025
                                                  WP No. 105784 of 2025
    HC-KAR                                              AND 23 OTHERS


                  Karnataka5 , more particularly Para 13 thereof,

                  which         is   reproduced     hereunder       for      easy

                  reference:

                          13. A perusal of the above Sub-section (2) of
                          Section 315 indicates that, if an administrator
                          were to be appointed, during the period of such
                          appointment, the Municipal Council and the
                          committees thereof and the President and Vice-
                          president charged with carryout out the
                          provisions of this Act, or any other law, shall
                          cease to exercise any powers and perform and
                          discharge any duties or functions conferred on
                          them under the Act or any other law and all such
                          duties and functions shall be performed and
                          discharged by the administrator.



      31.16.      By relying on Usha Mahesh Dasar's case, he

                  submits that the administrator would discharge

                  all duties and functions of the council. Therefore,

                  the council not being in operation, the period of

                  the appointment of the administrator cannot be

                  taken into consideration for the purpose of

                  calculating the term of the council.

      31.17.      Reliance is placed on the judgment of the

                  Hon'ble Apex Court in the case of Abhiram

5
    2025 SCC Online Kar 17173
                                      - 122 -
                                                     NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
    HC-KAR                                           AND 23 OTHERS


                  Singh v. C.D. Commachen and ors.,6 more

                  particularly Paras 74 to 77 thereof, which are

                  reproduced hereunder for easy reference:

                       74. The upshot of the above discussion clearly is
                       that under the constitutional scheme mixing
                       religion with State power is not permissible while
                       freedom to practice, profess and propagate
                       religion of one's choice is guaranteed. The State
                       being secular in character will not identify itself
                       with any one of the religions or religious
                       denominations. This necessarily implies that
                       religion will not play any role in the governance of
                       the country which must at all times be secular in
                       nature. The elections to the State Legislature or
                       to Parliament or for that matter or any other body
                       in the State is a secular exercise just as the
                       functions of the elected representatives must be
                       secular in both outlook and practice. Suffice it to
                       say that the constitutional ethos forbids mixing of
                       religions or religious considerations with the
                       secular functions of the State. This necessarily
                       implies that interpretation of any statute must
                       not offend the fundamental mandate under the
                       Constitution. An interpretation which has the
                       effect of eroding or diluting the constitutional
                       objective of keeping the State and its activities
                       free from religious considerations, therefore,
                       must be avoided. This Court has in several
                       pronouncements ruled that while interpreting an
                       enactment, the Courts should remain cognizant of
                       the constitutional goals and the purpose of the
                       Act and interpret the provisions accordingly.

                       75. In Kedar Nath Singh v. State of Bihar [Kedar
                       Nath Singh v. State of Bihar, AIR 1962 SC 955 :
                       (1962) 2 Cri LJ 103] , a Constitution Bench of this
                       Court declared that while interpreting an

6
    (2017) 2 SCC 629
                         - 123 -
                                       NC: 2025:KHC-D:15701
                                  WP No. 106387 of 2025
                              C/W WP No. 105638 of 2025
                                  WP No. 105784 of 2025
HC-KAR                                  AND 23 OTHERS


         enactment, the Court should have regard not
         merely to the literal meaning of the words used,
         but also take into consideration the antecedent
         history of the legislation, its purpose and the
         mischief it seeks to address. More importantly,
         the Court observed : (AIR p. 969, para 26)

         "26. ... It is well settled that if certain provisions
         of law construed in one way would make them
         consistent with the Constitution, and another
         interpretation      would         render       them
         unconstitutional, the Court would lean in favour
         of the former construction."

         76. Extending the above principle further one can
         say that if two constructions of a statute were
         possible, one that promotes the constitutional
         objective ought to be preferred over the other
         that does not do so.

         77. To somewhat similar effect is the decision of
         this Court in State of Karnataka v. Appa Balu
         Ingale [State of Karnataka v. Appa Balu Ingale,
         1995 Supp (4) SCC 469 : 1994 SCC (Cri) 1762]
         wherein this Court held that as the vehicle of
         transforming the nation's life, the Court should
         respond to the nation's need and interpret the
         law with pragmatism to further public welfare and
         to make the constitutional animations a reality.
         The Court held that Judges should be cognizant of
         the constitutional goals and remind themselves of
         the purpose of the Act while interpreting any
         legislation. The Court said : (SCC p. 486, para
         35)

         "35. The Judges, therefore, should respond to the
         human situations to meet the felt necessities of
         the time and social needs, make meaningful the
         right to life and give effect to the Constitution and
         the will of the legislature. This Court as the
         vehicle of transforming the nation's life should
         respond to the nation's needs and interpret the
                               - 124 -
                                             NC: 2025:KHC-D:15701
                                        WP No. 106387 of 2025
                                    C/W WP No. 105638 of 2025
                                        WP No. 105784 of 2025
HC-KAR                                        AND 23 OTHERS


                law with pragmatism to further public welfare to
                make the constitutional animations a reality.
                Common sense has always served in the court's
                ceaseless striving as a voice of reason to
                maintain the blend of change and continuity of
                order which is sine qua non for stability in the
                process of change in a parliamentary democracy.
                In interpreting the Act, the Judge should be
                cognizant to and always keep at the back of
                his/her mind the constitutional goals and the
                purpose of the Act and interpret the provisions of
                the Act in the light thus shed to annihilate
                untouchability; to accord to the Dalits and the
                Tribes right to equality; give social integration a
                fruition and make fraternity a reality."

  31.18.   By relying on Abhiram Singh's case, he submits

           that while interpreting the above provisions, the

           interpretation consistent with the purpose of the

           Act is required to be applied.               If the State

           Government is permitted to hold elections, then

           that would trample upon the guarantee of the

           term of 30 months to the second term of the

           councillors.   The calculation of the second term

           would have to be specifically made from the date

           on which the first meeting of the second term of

           councillors was held.
                               - 125 -
                                               NC: 2025:KHC-D:15701
                                        WP No. 106387 of 2025
                                    C/W WP No. 105638 of 2025
                                        WP No. 105784 of 2025
HC-KAR                                        AND 23 OTHERS


  31.19.   Based on all the above, he submits that the Writ

           Petition is required to be allowed.


32.   Sri. Shivaraj Balloli, learned counsel for the Petitioner

      in    W.P.Nos.106726/2025,                   106716/2025          and

      107109/2025, submits that:

      32.1. Section    18(1)(A)         of   the     Municipalities     Act

           provides for the term of an elected Councillor to

           be five years, and such term shall commence

           from the date of the first meeting of the

           Municipal Council.

      32.2. Since the term has been bifurcated into two

           terms,     his   submission        is    that   the   date    of

           commencement of the second term would have

           to be taken as the date on which the first

           meeting of the second term was conducted. This

           being so, since Section 42 provides for the

           election of the President of a Council and in

           terms of subsection (11) of Section 42, the
                           - 126 -
                                      NC: 2025:KHC-D:15701
                                    WP No. 106387 of 2025
                                C/W WP No. 105638 of 2025
                                    WP No. 105784 of 2025
HC-KAR                                    AND 23 OTHERS


          President shall hold office for a period of 30

          months.

     32.3. His submission is that subsection (11) of Section

          42 is to be read in consonance with Article 243-U

          to mean that a Councillor shall continue in his

          office for a period of 60 functioning months, split

          between two terms 30 months each held by a

          different President and Vice-President.

     32.4. The word 'continue' used in Article 243-U would

          be for the entire period of five years in which the

          Councillor discharges his functions, and as such,

          the period during which the administrator had

          been appointed would have to be excluded from

          such period to constitute a five-year period.

     32.5. The term of the President for each term of 30

          months commencing from the date of the first

          day of the meeting, the same would have to be

          applied to the second term, and the period of 30

          months would have to be calculated from the
                            - 127 -
                                       NC: 2025:KHC-D:15701
                                     WP No. 106387 of 2025
                                 C/W WP No. 105638 of 2025
                                     WP No. 105784 of 2025
HC-KAR                                     AND 23 OTHERS


          date of the first day of the meeting of the Council

          for the second term.

     32.6. If such an interpretation is not applied, the same

          would result in discrimination and violation of

          Article 14 inter se between the two terms,

          frustrating the intent and purport of Article 243-

          U of the Constitution. Both terms have to be

          equal, and there cannot be a difference between

          the terms. If there is a difference or shortfall, it

          would violate Article 14 of the Constitution.

     32.7. He also relies on subsection (5) of section 42 and

          submits that during the vacancy in the office of

          the President, the Deputy Commissioner or any

          person nominated by the Deputy Commissioner

          could function as the President. However, the

          Council will continue to function. Juxtaposing the

          same to Section 315 of the Municipalities Act, he

          submits that an administrator would take over

          the Council and function as the Council.
                            - 128 -
                                       NC: 2025:KHC-D:15701
                                     WP No. 106387 of 2025
                                 C/W WP No. 105638 of 2025
                                     WP No. 105784 of 2025
HC-KAR                                     AND 23 OTHERS


     32.8. His submission is also that the appointment of an

          administrator in all the present matters are

          contrary to Section 315 inasmuch as under

          Section 315 an administrator could be appointed

          only if an election to the Municipal Council had

          been stayed by a Court or if elections to all or

          more than two-thirds of the whole number of

          Councillors is declared to be void or more than

          two-thirds of the whole of the Councillors had

          resigned. None of these three situations having

          arisen, the appointment of an administrator by

          the State under Section 315 is not proper. Thus,

          the appointment of the administrator being void,

          the term during which the administrator occupied

          his position would have to be eschewed from the

          total term of the Council.

     32.9. On the above basis, he submits that the Writ

          Petitions are required to be allowed.
                                          - 129 -
                                                        NC: 2025:KHC-D:15701
                                                   WP No. 106387 of 2025
                                               C/W WP No. 105638 of 2025
                                                   WP No. 105784 of 2025
    HC-KAR                                               AND 23 OTHERS


33.       Sri. Anoop Deshpande, learned counsel appearing for

          the petitioner in W.P. No. 106273/2025, would also

          reiterate the above arguments and further submits

          that.

          33.1. He relies upon the decision in the case of

                  Kishansing Tomar v.s Municipal Corporation

                  of the City of Ahmedabad7, more particularly

                  Paras 20 and 21 thereof, which are reproduced

                  hereunder for easy reference:

                           (20) It is true that there may be certain mad
                           made calamities, such as rioting or breakdown of
                           law and d order, or natural calamities which could
                           distract the authorities from holding elections to
                           the e Municipality, but they are exceptional
                           circumstances and under no circumstance the
                           Election Commission would be justified in
                           delaying the process of election after consulting
                           the State Govt. and other authorities. But that
                           should be an exceptional circumstance and shall
                           not be a regular feature to extend the duration of
                           the Municipality, Going by the provisions
                           contained in Article 243 U, it is clear that the
                           period of five years fixed thereunder to constitute
                           the Municipality is mandatory in nature and has
                           to be followed in all respects. It is only when the
                           Municipality is dissolved for any other reason and
                           the remainder of the period for which the
                           dissolved Municipality would have continued is
                           less s than six months, it shall not be necessary


7
    LAWS (SC)-2006-10-68
                             - 130 -
                                            NC: 2025:KHC-D:15701
                                      WP No. 106387 of 2025
                                  C/W WP No. 105638 of 2025
                                      WP No. 105784 of 2025
HC-KAR                                      AND 23 OTHERS


              to hold any elections for         constituting    the
              Municipality for such period.

              (21) In our opinion, the entire provision in the
              Constitution was inserted to see that there should
              not be any delay in the constitution of the new
              Municipality every five years and in order to avoid
              the mischief of delaying the process of election
              and allowing the nominated bodies to continue,
              the provisions have been suitably added to the
              Constitution. In this direction, it is necessary for
              all the State Governments to recognize the
              significance of the State Election Commission,
              which is a constitutional body and it shall abide
              by the directions of the Commission in the same
              manner in which it follows the directions of the
              Election Commission of India during the elections
              for the Parliament and State Legislatures. In fact,
              in the domain of elections to the Panchayats and
              the Municipal bodies under the Part IX and Part
              IX A for the conduct of the elections to these
              bodies they enjoy the same status as the Election
              Commission of India.


     33.2. By relying on Kishansingh Tomar's case, he

         submits     that   the       exceptional     circumstances

         which are taken into consideration for extension

         of time, the non-holding of election to the post of

         President    and     Vice      President      is      also   an

         exceptional circumstance which ought to be

         taken into consideration by this Court to come to
                            - 131 -
                                        NC: 2025:KHC-D:15701
                                     WP No. 106387 of 2025
                                 C/W WP No. 105638 of 2025
                                     WP No. 105784 of 2025
HC-KAR                                     AND 23 OTHERS


           a conclusion that the term of office of the second

           term has not been completed.


34.   Sri.Anil Kale, learned counsel for the petitioner in

      W.P.No.106887/2025      also    reiterates     the   above

      submissions. He additionally submits that the mandate

      of Article 243U would have to be read in conjunction

      with the requirement and or the mandate under

      Section 18 (1)(A) of the Municipalities Act, giving

      effect to both the terms of 30 months.


35.   All the other counsel for the Petitioners adopt the

      submissions made by the arguing counsel.


36.   Sri.J.M.Gangadhar,    learned     Additional     Advocate

      General, would submit that:

      36.1. The mandate under Article 243U is sacrosanct.

           The period of five years cannot be extended for

           any purposes, since the usage of the words

           under 243U is "and no longer".      In this regard,
                                            - 132 -
                                                            NC: 2025:KHC-D:15701
                                                     WP No. 106387 of 2025
                                                 C/W WP No. 105638 of 2025
                                                     WP No. 105784 of 2025
    HC-KAR                                                 AND 23 OTHERS


                   he relies upon the decision of this Court in the

                   case of Mr.C.K.Rama Murthy and anr., vs.

                   State Election Commission and ors.,8 more

                   particularly Paras 35 to 39 thereof, which are

                   reproduced hereunder for easy reference:

                           35. I have considered this submission made on
                           behalf of the State in light of the Article 243U of
                           the Constitution. As already noted, sub-clauses
                           (8) and (9) of Section 99 of the Act are in pari
                           materia with clauses (3) and (4) of Article 243U
                           of the Constitution. Therefore, it is necessary to
                           analyze that Article. Clause (1) of Article 243U
                           categorically sates that every Municipality
                           (Corporation in the instant case), unless sooner
                           dissolved under any law for the time being in
                           force (Karnataka Municipal Corporation Act, 1976,
                           in the instant case) shall continue for five years
                           from the date appointed for its first meeting and
                           no longer. The import of Clause (1) is that a
                           period of five years from the date of the first
                           meeting of the Corporation is the term fixed for a
                           Corporation. This term is, however, subject to
                           dissolution of the Corporation by the State
                           Government. Therefore, the intent is to make it
                           mandatory for a Corporation to function for a
                           period of five years, in the absence of steps being
                           taken for its dissolution. The second intent of
                           sub-clause (1) becomes clear by the inclusion of
                           the words "and no longer". The purpose of
                           inclusion of the aforesaid expression is that on
                           the completion of five years, the Corporation
                           cannot continue for any further duration.
                           Therefore, it is incumbent upon the State Election
                           Commission and other authorities including the


8
    WP Nos.7939-40/2015 and connected matters dated 30.3.2015
                        - 133 -
                                      NC: 2025:KHC-D:15701
                                 WP No. 106387 of 2025
                             C/W WP No. 105638 of 2025
                                 WP No. 105784 of 2025
HC-KAR                                 AND 23 OTHERS


         State Government to carry out the mandate of
         the Constitution and ensure that a new body is
         constituted in time by holding election before
         expiry of five years as stipulated in the said
         clause.     Thus, the period of five years is
         constitutionally stipulated and it is the maximum
         period. That is also the minimum period of a
         Corporation, unless dissolved earlier. For no
         reason whatsoever the term of five years can be
         extended beyond five years. Thus, by virtue of
         Clause (1) to Article 243U, the term of the
         Corporation has been fixed with certainty. Of
         course,    the    Hon'ble    Supreme     Court   in
         Kishansingh Tomar has taken note of realities of
         life and stated that there could be exceptional
         circumstances for not holding election in time,
         such as natural calamities, but the fact that there
         could be certain reasons to postpone the election
         would not empower the Commission to justify
         delay in the process of conduct of election.
         Postponement of election must be under
         exceptional circumstances as stated by the
         Hon'ble Supreme Court. Thus, the object of
         Clause (1) of Article 243U is to ensure that there
         is no delay in the process of holding election in
         time by allowing urban bodies to continue beyond
         the statutory period of five years.

         Clause (2) of Article 243U is not relevant for this
         case and hence, would not necessitate any
         consideration.

         Clause (3)     of  Article 243U      deals    with
         reconstitution  of  a     Corporation   in    two
         circumstances:

         (a) before the expiry of its duration specified in
         Clause (1) i.e., before five years from the date
         appointed for its meeting and (b) before the
         expiration of period of six months from the date
         of its dissolution. Thus, if the Corporation is
         dissolved and an Administrator is appointed, then
                        - 134 -
                                       NC: 2025:KHC-D:15701
                                 WP No. 106387 of 2025
                             C/W WP No. 105638 of 2025
                                 WP No. 105784 of 2025
HC-KAR                                 AND 23 OTHERS


         the     maximum      period   during    which    an
         Administrator could function is only six months
         from the date of dissolution and before that
         period Corporation has to be reconstituted. But
         proviso to sub-clause (b) of Clause (3) is
         significant. It states that when the remainder of
         the period for which the dissolved Corporation
         would have continued is less than six months,
         then it shall not be necessary to hold any election
         under that clause for constituting the Corporation
         for such period. The crucial words in this proviso
         are significant. It means that if the Corporation is
         dissolved, and having regard to the term of the
         Municipality being five years from the date of its
         first meeting, if the remainder period is less than
         six months, then it would not be necessary to
         hold election to reconstitute the Corporation for
         the remainder period. In such an event the
         reconstitution would have to be only under sub-
         clause (a) read with Clause (1) of Article 243U
         i.e., on completion of five years from the date
         appointed for its first meeting, which would in
         any case expire during the period the
         administrator is appointed. Hence, under no
         circumstance, can dissolution of a Corporation
         extend the term of the Corporation beyond five
         years from the date appointed for its first
         meeting, which would in any case expire during
         the period the administrator is appointed. This
         becomes further clear on a reading of Clause (4)
         of Article 243U. It states that a Municipality
         (Corporation in the instant case)       constituted
         upon its dissolution before the expiration of its
         duration shall continue only for the remainder of
         the period for which the dissolved Municipality
         would have continued under Clause (1), had it
         not been so dissolved. Therefore, the term of the
         Corporation is fixed as five years. If within that
         period of five years, the Corporation is dissolved
         and it is reconstituted before the expiration of
         five years, then the reconstituted Corporation
         would continue only for the remaining period
                        - 135 -
                                      NC: 2025:KHC-D:15701
                                 WP No. 106387 of 2025
                             C/W WP No. 105638 of 2025
                                 WP No. 105784 of 2025
HC-KAR                                 AND 23 OTHERS


         within the said period of five years, had it not
         been dissolved. Thus, irrespective of the fact,
         that   a   Corporation     being    dissolved  and
         reconstituted, its term of five years would not get
         altered.

         36. Thus, on a conjoint reading of Clauses (3)
         and (4) of Article 243U, what emerges is that
         dissolution of the Corporation would not extend
         its term beyond five years from the date for its
         first meeting. If there are more than six months
         remaining on dissolution and its reconstitution, a
         Corporation would function only for the remainder
         period, till expiration of five years. But if the
         remainder of the period of dissolved Municipality
         is less than six months, then it is not necessary
         to hold any election for reconstituting the
         Corporation as the term of Corporation would
         automatically come to an end during the period
         Administrator is appointed and election would
         have to be held to reconstitute the Corporation
         under clause (1).

         37. Thus, when the term of the Corporation
         expires, then automatically under Clause (1) r/w
         sub- clause (a) of Clause (3) of Article 243U,
         election would have to be held. This is
         irrespective of the fact as to whether the
         Corporation has been dissolved or not. If it is
         dissolved and reconstituted, then in terms of
         Clause (4) it is only for the remainder period of
         the five year term. On the other hand, if it is
         dissolved and if the remainder period is less than
         six months, then on expiry of the term, it would
         have to be reconstituted irrespective of the
         Administrator    being   appointed.   Thus,    the
         contention of the State that election need not be
         held on the expiry of the term of the present
         Council, in view of its dissolution and
         appointment of an Administrator being imminent,
         in which case, the Administrator could function
         for a period of six months from the date of
                         - 136 -
                                       NC: 2025:KHC-D:15701
                                  WP No. 106387 of 2025
                              C/W WP No. 105638 of 2025
                                  WP No. 105784 of 2025
HC-KAR                                  AND 23 OTHERS


         dissolution and beyond the five year term is
         misconceived.

         38. In the instant case, even if an Administrator
         is appointed immediately and the remaining
         period of Corporation being in any case, less than
         six months, then the Corporation would cease to
         function on the expiry of its term i.e., on
         22.4.2015 and election would have to be held
         (although the Administrator would be functioning
         at the helm of affairs of the Corporation) and not
         prior to the expiration of a period of six months
         from the date of its dissolution. Therefore, if
         during the period of six months when the
         Administrator is appointed to a Corporation, the
         remainder of the term of the Corporation expires,
         then it has to be reconstituted forthwith and not
         wait till the expiry of six months from the date of
         its dissolution. That is why the proviso
         categorically states that when the remainder
         period of the dissolved Municipality is less than
         six months, then it is not necessary to
         reconstitute the Municipality under sub-clause (b)
         of Clause (3) as during the period of six months
         when the Administrator is functioning when the
         term of the Municipality would come to an end
         election would have to be held before the expiry
         of its duration under Clause (1) and sub-clause
         (a) of Clause (3).

         39. As already noted, sub-clause (4) makes the
         aforesaid interpretation explicit by stating that
         any reconstitution of the dissolved Corporation
         under sub-clause (b) of (3) would be only for the
         remainder period for which the dissolved
         Corporation would have continued in Clause (1)
         had it not been so dissolved. Thus, reconstitution
         of the Corporation on its dissolution would not
         give a fresh lease of life to the Corporation by five
         years, but it is restricted upto the date when its
         five term would end from the date of its first
         meeting. Also sub-clause (b) of Clause (3)
                                  - 137 -
                                              NC: 2025:KHC-D:15701
                                           WP No. 106387 of 2025
                                       C/W WP No. 105638 of 2025
                                           WP No. 105784 of 2025
HC-KAR                                           AND 23 OTHERS


                  restricts    the    period   during    which    an
                  Administrator can function upto six months only
                  from the date of its dissolution. Thus,
                  reconstitution of a Corporation under Clause (1)
                  of Article 243U read with sub-clause (a) of Clause
                  (3) and reconstitution of a Corporation after
                  dissolution under sub-clause (b) of Clause (3) are
                  distinct. But the common aspect in both cases is
                  that reconstitution on the expiry of the term of
                  the Corporation or on dissolution cannot be
                  beyond a period of five years as the term of a
                  Corporation is five years and no longer. Thus, the
                  contention of the State that dissolution of the
                  Corporation would enable an Administrator to be
                  appointed for a maximum period of six months
                  and hence, till then, election need not be held
                  even if by then the term of the Corporation ends
                  is incorrect and rejected.


     36.2. By   relying     on      C.K.Ramamurthy's          case,    he

          submits that the Division Bench of this Court has

          categorically come to a conclusion that the term

          of the Corporation would be five years and no

          longer. It is this phrase, "and no longer" that he

          relies upon to contend that, irrespective of what

          may happen, the term of the council shall be five

          years     and     no      longer.    And     as    such,     the

          Government, having issued a notification for the

          election, is in compliance not only with the
                                          - 138 -
                                                        NC: 2025:KHC-D:15701
                                                   WP No. 106387 of 2025
                                               C/W WP No. 105638 of 2025
                                                   WP No. 105784 of 2025
    HC-KAR                                               AND 23 OTHERS


                  constitutional        mandate,        but     also    with     the

                  interpretation in C.K.Ramamurty's case.

          36.3. Reliance        is placed on the judgment of the

                  Hon'ble Apex Court in the case of Kishansing

                  Tomar vs. Municipal Corporation of the City of

                  Ahmedabad and others9, more particularly Paras

                  12, 13, 14, 19 and 21 thereof, which are

                  reproduced hereunder for easy reference:

                       12. It may be noted that Part IX-A was inserted in the
                       Constitution by virtue of the (Seventy Fourth)
                       Amendment Act, 1992. The object of introducing these
                       provisions was that in many States the local bodies were
                       not working properly and the timely elections were not
                       being held and the nominated bodies were continuing for
                       long periods. Elections had been irregular and many
                       times unnecessarily delayed or postponed and the
                       elected bodies had been superseded or suspended
                       without adequate justification at the whims and fancies
                       of the State authorities. These views were expressed by
                       the then Minister of State for Urban Development while
                       introducing the Constitution Amendment Bill before the
                       Parliament and thus the new provisions were added in
                       the Constitution with a view to restore the rightful place
                       in political governance for local bodies. It was considered
                       necessary to provide a Constitutional status to such
                       bodies and to ensure regular and fair conduct of
                       elections. In the statement of objects and reasons in the
                       Constitution Amendment Bill relating to urban local
                       bodies, it was stated:
                       "In many States, local bodies have become weak and
                       ineffective on account of variety of reasons, including the

9
    (2006) 8 SCC 352
                            - 139 -
                                           NC: 2025:KHC-D:15701
                                     WP No. 106387 of 2025
                                 C/W WP No. 105638 of 2025
                                     WP No. 105784 of 2025
HC-KAR                                     AND 23 OTHERS


         failure to hold regular elections, prolonged supersessions
         and inadequate devolution of powers and functions. As a
         result, urban local bodies are not able to perform
         effectively as vibrant democratic units of self-
         Government.

         Having regard to these inadequacies, it is considered
         necessary that provisions relating to urban local bodies
         are incorporated in the Constitution, particularly for

         (i) putting on a firmer footing the relationship between
         the State Government and the Urban Local Bodies with
         respect to :

         (a) the functions and taxation powers, and
         (b) arrangements for revenue sharing.

         (ii) ensuring regular conduct of elections.
         (iii) ensuring timely elections in the case of
         supersession; and
         (iv) providing adequate representation for the weaker
         sections like Scheduled Castes, Scheduled Tribes and
         women.
         Accordingly, it has been proposed to add a new Part
         relating to the Urban Local Bodies in the Constitution to
         provide for.
         (f) fixed tenure of 5 years for the Municipality and re-
         election within a period of six months of its dissolution."

         13. The effect of Article 243-U of the Constitution is to
         be appreciated in the above background. Under this
         Article, the duration of the Municipality is fixed for a
         term of five years and it is stated that every Municipality
         shall continue for five years from the date appointed for
         its first meeting and no longer. Clause (3) of Article 243-
         U states that election to constitute a Municipality shall be
         completed - (a) before the expiry of its duration
         specified in clause (1), or (b) before the expiration of a
         period of six months from the date or its dissolution.
         Therefore, the constitutional mandate is that election to
         a Municipality shall be completed before the expiry of
         the five years' period stipulated in clause (1) of Article
                            - 140 -
                                           NC: 2025:KHC-D:15701
                                     WP No. 106387 of 2025
                                 C/W WP No. 105638 of 2025
                                     WP No. 105784 of 2025
HC-KAR                                     AND 23 OTHERS


         243-U and in case of dissolution, the new body shall be
         constituted before the expiration of a period of six
         months and elections have to be conducted in such a
         manner. A Proviso is added to Sub-clause (3) Article
         243-U that in case of dissolution, the remainder of the
         period for which the dissolved Municipality would have
         continued is less than six months, it shall not be
         necessary to hold any election under this clause for
         constituting the Municipality for such period. It is also
         specified in Clause (4) of Article 243-U that a
         Municipality constituted upon the dissolution of a
         Municipality before the expiration of its duration shall
         continue only for the remainder of the period for which
         the dissolved Municipality would have continued under
         Clause (1) had it not been so dissolved.

         14. So, in any case, the duration of the Municipality is
         fixed as five years from the date of its first meeting and
         no longer. It is incumbent upon the Election Commission
         and other authorities to carry out the mandate of the
         Constitution and to see that a new Municipality is
         constituted in time and elections to the Municipality are
         conducted before the expiry of its duration of five years
         as specified in Clause (1) of Article 243-U.

         19. From the opinion thus expressed by this Court, it is
         clear that the State Election Commission shall not put
         forward any excuse based on unreasonable grounds that
         the election could not be completed in time. The Election
         Commission shall try to complete the election before the
         expiration of the duration of five years' period as
         stipulated in Clause (5). Any revision of electoral rolls
         shall be carried out in time and if it cannot be carried out
         within a reasonable time, the election has to be
         conducted on the basis of the then existing electoral
         rolls. In other words, the Election Commission shall
         complete the election before the expiration of the
         duration of five years' period as stipulated in Clause (5)
         and not yield to situations that may be created by vested
         interests to postpone elections from being held within
         the stipulated time.
                                 - 141 -
                                               NC: 2025:KHC-D:15701
                                          WP No. 106387 of 2025
                                      C/W WP No. 105638 of 2025
                                          WP No. 105784 of 2025
HC-KAR                                          AND 23 OTHERS


              21. Commission shall take steps to prepare the electoral
              rolls by following due process of law, but that too, should
              be done timely and in no circumstances, it shall be
              delayed so as to cause gross violation of the mandatory
              provisions contained in Article 243-U of the Constitution.
              It is true that there may be certain man-made
              calamities, such as rioting or breakdown of law and
              order, or natural calamities which could distract the
              authorities from holding elections to the Municipality, but
              they are exceptional circumstances and under no
              circumstance the Election Commission would be justified
              in delaying the process of election after consulting the
              State Govt. and other authorities. But that should be an
              exceptional circumstance and shall not be a regular
              feature to extend the duration of the Municipality. Going
              by the provisions contained in Article 243-U, it is clear
              that the period of five years fixed thereunder to
              constitute the Municipality is mandatory in nature and
              has to be followed in all respects. It is only when the
              Municipality is dissolved for any other reason and the
              remainder of the period for which the dissolved
              Municipality would have continued is less than six
              months, it shall not be necessary to hold any elections
              for constituting the Municipality for such period."


     36.4. By relying on Kishansing Tomar's case, he

         submits        that,     since     the    duration       of    the

         municipality having been fixed for five years

         from the date appointed for its first meeting and

         no     longer,     the     period     being     specified,     his

         submission is that, elections would have to be

         held by the respondent State.
                                          - 142 -
                                                          NC: 2025:KHC-D:15701
                                                   WP No. 106387 of 2025
                                               C/W WP No. 105638 of 2025
                                                   WP No. 105784 of 2025
 HC-KAR                                                  AND 23 OTHERS


           36.5. Reliance        is placed on the judgment of the

                  Hon'ble Apex Court in the case of Hemant

                  Narayan           Rasne          vs.    Commissioner         and

                  Administrator                of         Pune        Municipal

                  Corporation and others10 , more particularly

                  Paras 18, 20, 21 and 22 thereof, which are

                  reproduced hereunder for easy reference:

                         18. The relevant provisions referred to by the learned
                         counsel for the parties and having bearing on the
                         present discussion read as under: -

                         18.1 The Constitution of India

                         "243U. Duration of Municipalities, etc.-(1) Every
                         Municipality, unless sooner dissolved under any law for
                         the time being in force, shall continue for five years
                         from the date appointed for its first meeting and no
                         longer:
                         Provided that a Municipality shall be given a reasonable
                         opportunity of being heard before its dissolution."

                         18.2     The Maharashtra Municipal Corporations Act,
                         1949

                         "6. Duration of Corporation. (1) Every Corporation,
                         unless sooner dissolved, shall continue for a period of
                         five years from the date appointed for its first meeting
                         and no longer.

                         (2) A Corporation constituted upon the dissolution of a
                         Corporation before the expiration of its duration, shall
                         continue for the remainder of the period for which the

10
     (2022) 20 SCC 346
                           - 143 -
                                         NC: 2025:KHC-D:15701
                                    WP No. 106387 of 2025
                                C/W WP No. 105638 of 2025
                                    WP No. 105784 of 2025
HC-KAR                                    AND 23 OTHERS


         dissolved Corporation would have continued under sub-
         section (1) had it not been so dissolved.

         6A. Term of office of Councillors.-The term of office of
         the Councillors shall be co-terminus with the duration of
         the Corporation."

         "20. Constitution of Standing Committee.-(1) The
         Standing Committee shall consist of sixteen councillors.

         (2) The Corporation shall at its first meeting after
         general elections appoint sixteen persons out of its own
         body to be members of the Standing Committee.

         (3) One-half of the members of the Standing
         Committee shall retire every succeeding year at noon
         on the first day of the month in which the first meeting
         of the Corporation mentioned in sub-section (2) was
         held:

         Provided that all the members of the Standing
         Committee in office when general elections are held
         shall retire from office on the election of a new
         Committee under sub-section (2).

         (4) The members who shall retire under sub-section (3)
         one year after their election under sub-section (2) shall
         be elected by lot at such time previous to the date for
         retirement specified in sub-section (3) and in such
         manner as the Chairman of the Standing Committee
         may determine, and in succeeding years the members
         who shall retire under this section shall be those who
         have been longest in office:

         Provided that, in the case of a member who has been
         re-appointed, the term of his office for the purposes of
         this sub-section shall be computed from the date of his
         re-appointment.

         (5) The Corporation shall at its meeting held in the
         month preceding the date of retirement specified in
         sub-section (3) appoint fresh members of the Standing
                           - 144 -
                                         NC: 2025:KHC-D:15701
                                    WP No. 106387 of 2025
                                C/W WP No. 105638 of 2025
                                    WP No. 105784 of 2025
HC-KAR                                    AND 23 OTHERS


         Committee to fill the offices of those who are due to
         retire on the said date.

         (6) Any Councillor who ceases to be a member of the
         Standing Committee shall be eligible for re-
         appointment."

         "Section 25. Appointment of Transport Committee.-(1)
         In the event of the Corporation acquiring or establishing
         a Transport Undertaking, there shall be a Transport
         Committee consisting of thirteen members for the
         purpose of conducting the said undertaking in
         accordance with the provisions of this Act and subject
         to the conditions and limitations as are contained
         therein.

         (2) The Corporation shall at its first meeting after a
         Transport Undertaking is acquired or established,
         appoint twelve members of the Transport Committee
         from among persons who in the opinion of the
         Corporation have had experience of, and shown
         capacity in, administration or transport or in
         engineering, industrial, commercial, financial or labour
         matters and who may or may not be councillors.
         ***

(5) One-half of the members of the Transport Committee appointed by the Corporation shall retire in every second year on the first day of the month in which the meeting referred to in sub-section (2) was held:

Provided that, in the case of a councillor appointed a member of the Transport Committee, if at any time before the date of his retirement he ceases to be a councillor, he shall cease to be such member, and his office shall thereupon become vacant. The vacancy shall be filled in accordance with the provisions of sub- section (9), as if it had occurred under Section 26......"
"29A. Constitution of Wards Committees.- .....
- 145 -
NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS (2) Each Wards Committee shall consist of -
(a) the councillors representing the electoral wards within the territorial area of the Wards Committee;
(b) the officer incharge of the territorial area of the Wards Committee;
(c) such number of other members not exceeding three, nominated by the Councillors referred to in clause (a), from amongst the members of recognised non-

Government Organisations and Community based organisations engaged in social welfare activities working within the area of the Wards Committee:

Provided that such persons are registered as electors in the wards within the jurisdiction of the Wards Committee:
Provided further that the norms for recognition of the Non-Government Organisations, the requisite qualification for nomination as members and the manner in which they are to be nominated shall be such as the State Government may prescribe.
(3) The duration of the Wards Committees shall be co-

terminus with the duration of the Corporation......"

"Section 452. Power of State Government to dissolve Corporation.
(1) If at any time upon representation made or otherwise it appears to the State Government that the Corporation is not competent to perform, or persistently makes default in the performance of, the duties imposed upon it by or under this Act or any other law for the time being in force or exceeds or abuses it powers, the State Government may, after having given the Corporation an opportunity to show cause why such order should not be made, by an order published, with the reasons therefor, in the Official Gazette dissolve the Corporation with effect from the date to be specified in the Order,
- 146 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS (2) With effect from the date specified in the order passed under sub-section (1) or with effect from the date on which the Corporation stands dissolved under the proviso to article 243-ZF, the following consequences shall ensue:-

(a) ***
(b) ***
(c) all powers and duties of the Corporation, the Standing Committee, the Transport Committee and all other committees constituted under the Act, shall, during the period of dissolution be exercised and performed by such Government Officer or Officers as the State Government may, from time to time, appoint in this behalf;
(d) on dissolution of the Corporation all the property vested in the Corporation shall vest in the State Government.
(e) the person or persons appointed under clause (c) may delegate his or their powers and duties to an individual of a committee or sub-committee.
(f) the Government Officer or Officers appointed under clause (c), and the individual or the members of the committee or sub-committee referred to in clause (e) shall receive such remuneration from the Municipal Fund as the State Government may from time to time determine.
(3) *** (4) The Corporation shall be re-constituted by election of councillors at general ward elections within the time specified for the purpose in clause (b) of section 6B:
Provided that the person or persons appointed under clause (c) of sub-section (2) shall continue to exercise the powers and perform the duties of the Corporation, the Standing, Committee and, as the case may be, the Transport Committee until the first meeting of the Corporation constituted by the election of councillors as aforesaid shall have been held.
Section 452A. Power of State Government to appoint Government officer or officers to exercise powers and perform functions and duties of Corporation.
- 147 -
NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS (1) For every Municipal Corporation deemed to have been constituted or constituted for a larger urban area under sub-section (1) or sub-section (2) as the case may be, of section 3, the State Government may appoint a Government officer or officers to exercise all the powers and to perform all the functions and duties of a Corporation under this Act:
xxx xxx xxx (1A) Notwithstanding anything contained in this section, where the State Election Commission has brought to the notice of the State Government that it is not possible for the State Election Commission to conduct the general elections to the Corporation due to outbreak of COVID-19 pandemic in the State, then the State Government may, by order, appoint a Government officer or officers, or extend the period of any officer appointed under sub-section (1), for such period as may be requested by the State Election Commission, which shall not extend beyond the 30th April 2021, to exercise all the powers and to perform all the functions and duties of the Corporation under this Act.
(1B) Notwithstanding anything contained in this section, where the State Election Commission has brought to the notice of the State Government that it is not possible for it to conduct the general elections to the Corporation within the period specified in the order issued under sub-section (1A), due to COVID-19 pandemic situation in the State, then the State Government may, by order, appoint a Government officer or officers, or extend the period of any officer appointed under sub-section (1), for such period as may be requested by the State Election Commission, for exercising all the powers and performing all the functions and duties of the Corporation under this Act. (2) The officer or officers appointed under sub-section (1) shall hold office until the first meeting of the Corporation or for a period of six months from the date of specification of an area as a larger urban area, under sub-section (2) of section 3, whichever is earlier:
- 148 -
NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS Provided that the Administrator deemed to have been appointed as the Government officer under sub-section (1) shall hold office until the first meeting of the Corporation.

xxx xxx xxx"

18.3 The Bombay Municipal Corporation Act 1888 "48. The Standing Committee in existence on the day for the retirement of councillors shall continue to hold office until such time as a new Standing Committee is appointed under section 43, notwithstanding that the members of the said Committee or some of them may no longer be Councillors."

20. When it is apparent that the duration of the Corporation itself is for a period of five years and no longer, as per the mandate of Article 243U(1) of the Constitution of India, duly reflected in Section 6 of the Act of 1949; and the term of the office of Councillors has specifically been provided to be coterminous with the duration of Corporation in Section 6A of the Act of 1949; and then, the Standing Committee is to be consisting of "sixteen Councillors", we are unable to find any logic in the submissions made by the learned counsel for the appellant that even if the term of the Corporation comes to an end and even when the term of office of the Councillors comes to an end yet, the Standing Committee as existing on the date of completion of the terms of Corporation and Councillors shall continue to be in office until composition of the new Committee after elections. When no person could be said to be holding the office of the Councillor after completion of the term in view of the mandate of Sections 6 and 6A of the Act of 1949, it follows as a necessary corollary that the Standing Committee stands dissolved along with the completion of the term of the Corporation.

21. The proviso to sub-section (3) of Section 20 of the Act of 1949 essentially comes in operation only in

- 149 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS the eventuality when there are existing members of the Standing Committee in office when general elections are held and they are to retire on the election of a new Committee, i.e., at the first meeting of the Corporation after general elections. The proviso cannot be read to mean that notwithstanding the expiration of the duration of a Corporation and thereby, termination of the term of office of the Councillors, there could still be any Standing Committee in existence. It gets perforce iterated that the Standing Committee stands dissolved along with the completion of the term of the Corporation.

22. The other contention urged on behalf of the appellant by comparison of Sections 452 and 452A of the Act, particularly that no akin provision as that of Section 452(2)(c) is found in Section 452A, is also devoid of logic and substance. The provision of Section 452 essentially operates in relation to the contingency where the State Government takes the steps for dissolution of the existing Corporation after opportunity of show cause upon being satisfied that the Corporation is not competent to perform the duties imposed upon it or is persistently making default or is abusing its powers. Sub-sections (1A) and (1B) of Section 452A of the Act, which are operating in the present case, deal with a specific peculiar contingency where general elections could not be held during the time specified by the enactment even after the expiry of the term of the Corporation, essentially due to COVID-19 pandemic situation. Appointing of Administrator in such a contingency does not and cannot override the mandate of Article 243U of the Constitution of India as also the provisions of Sections 6 and 6A of the Act as regards the tenure. As already noticed, end of the tenure of Corporation has its consequential effect of the end of the term of the office of the Councillor; and when no person including the present appellant could be said to be holding the office of Councillor after end of the term of the Corporation, existence of any Standing Committee thereafter, is simply out of question. Any other interpretation, in our view, shall be standing at

- 150 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS conflict with the mandate of Article 243U of the Constitution of India and Sections 6 and 6A of the 1949 Act."

36.6. By relying on Hemant Narayan Rasne's case, he again submits that when the duration of the Corporation itself is for a period of 5 years and no longer, as per Article 243U (1) of the Constitution, the term would expire after the period of 5 years 36.7. Reliance is placed on the judgment of this Court in the case of Anjali Sanjay Kuligod vs. the State of Karnataka11 more particularly Paras 4, 5, 6, 16 and 17 thereof, which are reproduced hereunder for easy reference:

4. After constituting the Municipal Councils, the election to the post of President and Vice President has been held on 02.07.2016 for the term of 30 months and same came to an end on 31.12.2018.
5. Thereafter the State Government has issued notification on 03.09.2018 for reservation of seat of President and Vice President for second term and the same has been challenged before this Court on various grounds by the other Councillors of the Municipal Councils. The petitioners have not approached any Court of law and they were not parties in those proceedings.
11 WP No.102217/2021

- 151 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS Since the matter was pending before this Court, no election has been held to the Post of President and Vice President. Since, office of President and Vice President fell vacant. The Tahasildar perform the function of the President under Section 42(5) of the Karnataka Municipalities Act, 1964 ("the Act" for short)

6. Thereafter in the month of November 2020, the election to the post of President and Vice President for the second term has been held. Before completing the term of the petitioners, the impugned notification has been issued by appointing the administrator on the ground that the 5 years term of the Councillors of the Municipal Councils is expired. Hence, the petitioners have given a representation to the respondents to extend their term. Since no order has been passed on their representations, the petitioners approached this Court by filing the writ petitions seeking direction to the respondents to extend their term. The writ petitions were disposed of with a direction to consider the representation. The respondents by order dated 03.06.2021 have rejected the request of the petitioners for extension of term of President and Vice President. Being aggrieved by the same, they are before this Court.

16. The petitioners are the Councillors of various Municipal Councils. The election to the various Municipal Councils has been held in the month of April, 2016. The term of the Councillors of the Municipal Councils is for tenure of 5 years fixed under Section 18(1)(a) of the Act. Section 18(1)(a) of the said Act reads as follows:

"18. Term of office of Councillors.- (1) the term of office of a councilor,-
(a) Elected at a general election shall be five years;"

This Section is enacted in terms of the mandate of Article 243U(1) of the Constitution of India which is as follows:

"243U. Duration of Municipalities, etc.
- 152 -
NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS (1) Every Municipality, unless sooner dissolved under any law for the time being in force, shall continue for five years from the date appointed for its first meeting and no longer:"

The language of Article 243U and Section 41 of the Act, place no manner of doubt that in any circumstances, the tenure of the elected body of the municipalities cannot be longer than five years. This becomes apparent by the expression and no longer employed in the said articles, the tenure of the 5 years is constitutionally prescribed policy.

17. In view of the above, no writ can be issued to continue the tenure of the elected body beyond 5 years. Therefore, the respondents have rightly rejected the request of the petitioners by issuing endorsement vide Annexure-H. 36.8. By relying on Anjali Sanjay Kuligod's case, he submits that in that matter, election to the post of President and Vice President had been held on 2.7.2016 and the first term of 30 months came to an end on 31.12.2018, a notification issued on 3.9.2018 for reservation for President and Vice President for second term had been challenged, there being stay of proceedings, it is only in November 2020 that elections to the post of President and Vice President could be held for

- 153 -

                                                   NC: 2025:KHC-D:15701
                                               WP No. 106387 of 2025
                                           C/W WP No. 105638 of 2025
                                               WP No. 105784 of 2025
 HC-KAR                                              AND 23 OTHERS


                 the second term.         A request having been made

for extension of the term, the same came to be rejected, and this Court, on a challenge being made, has categorically come to a conclusion that the language of Article 243U and Section 41 of the Act would place no manner of doubt that the tenure of the elected body of the municipalities cannot be longer than five years, and hence rejected the writ petition. His submission is that the said decision would apply on all fours to the present matter.

36.9. Reliance is placed on the judgment of the Hon'ble Apex Court in the case of Laxman Lakappa Ningannavar vs. The State of Karnataka12 more particularly Para 3 thereof, which are reproduced hereunder for easy reference:

3. Having heard the learned counsel for the parties and having perused the papers, we decline to grant indulgence in the matter for the following reasons:
12 WA No.100111/2021
- 154 -
NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS
(a) The tenure of elected local bodies like the panchayat & municipality, regardless of their varying nomenclatures is constitutionally fixed as being 'five years from the date appointed for its first meeting and no longer' vide the Constitution (Seventy Third Amendment) Act, 1992 w.e.f. 24.04.1993 & the Constitution (Seventy Fourth Amendment) Act 1992 w.e.f. 01.06.1993; acceding to the prayer of the writ petitioners and thereby directing the respondent-State & the Election Commission to extend the tenure of these bodies militates against the constitutional mandate; it has been a well settled position of constitutional jurisprudence that no writ can issue to do what the law does not permit; this inarticulate premise has animated the impugned orders, absence of elaborate discussion therein, not withstanding.
(b) The vehement submission of appellant-writ petitioners that in the absence of an enabling provision in the Karnataka Municipalities Act, 1964, if Government can appoint the Administrators when statutorily prescribed prerequisites are lacking, it is open to the Government to issue appropriate orders for elongating the tenure of the elected body or its office bearers, cannot be countenanced; the observations of the Apex Court in Kishansing Tomar V. Municipal Corporation of the City of Ahamadabad (2006) 8 SCC 352 do not lend support to such a wide proposition; our constitution envisages a limited government that can do what is permitted or sanctioned by law either expressly or by necessary implication; contention advanced on behalf of the applicants offends this well established norm.
(c) In Kishansingh Tomar, supra the Apex Court having discussed the object of Seventy Fourth Amendment to the Constitution expressed its anguish against delaying and postponing of elections to the local bodies in many States; at paragraph 14, it observed that it is incumbent upon the Election Commission and other authorities to carry out the mandate of the Constitution that the duration of the municipality having been fixed as five year; the new municipality has to be constituted in time by holding periodical elections before the expiry of this duration; at paragraph 21, the Court only recognized certain exceptional circumstances that may justify delayed elections beyond the period of five years mandatorily fixed under Article 243-U; the last four lines in the paragraph being pertinent are reproduced below:
- 155 -
NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS "... It is only when the municipality is dissolved for any other reason and the remainder of the period for which the dissolved municipality would have continued is less than six months, it shall not be necessary to hold any elections for constituting the municipality for such period."
(d) More than a century ago, Lord Halsbury in the celebrated case of Quinn V. Leathem, 1901 AC 495 had emphasized that a decision is an authority for the proposition that it actually lays down, and not for all that which logically follows from what has been so laid down;

there is nothing in the decision cited at the Bar even remotely supportive of the contention of the writ petitioners that the Government and the State Election Commission have power to extend the tenure of elected local bodies of the kind in any circumstances whatsoever; the text & context of Seventy Third & Seventy Fourth amendments to the Constitution do not leave even a shadow of such power.

(e) It hardly needs to be stated that the voters/electors elect their representatives to the local bodies for the tenure prescribed by the Constitution and the statute under which they are constituted; these representatives have the popular mandate for the specified tenure and not beyond that; this tenure sometimes may be cut short by operation of law or by an act authorized by law; that in such a gratuitous situation the popular mandate is shortened is true; however, the reverse logic that if the popular mandate can be cut short, it can be elongated too, in extraordinary situation like the COVID- 19 Pandemic is difficult to agree with; in the militant absence of statutory enablement, if the Government & the Election Commission accede to the request of the writ petitioners, that amounts to they donning the mantle of voters/electors; this offends the rudiments of democracy, which is a Basic Feature of the Constitution vide Kesavananda Bharti (1973)4 SCC 225. 36.10. By relying on Laxman Lakappa Ningannavar's case, he submits that the interpretation is required to be given to any judgment would be

- 156 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS on the basis of the facts of that judgment, and this Court ought to consider the present facts to apply the decisions relied upon by the petitioners, more so when there are categorical decisions to the contra than that relied upon by the petitioners.

37. Heard Sri.Mruthunjaya Tata Bangi, learned counsel for the petitioners in W.P.Nos.106387/2025 and 105784/2025, Sri.Shivaraj Balloli, learned counsel for the petitioners in W.P.No.106726/2025, 106716/2025 and 107109/2025, Sri.Anoop Deshpande, learned counsel for the petitioner in W.P.No.106273/2025, Sri.Anil Kale, learned counsel for the petitioner in W.P.No.106887/2025. All the other counsels for the petitioners have adopted the submission of the above- arguing counsel. Heard Sri.J.M.Gangadhar, learned Additional Advocate General for the State and perused papers.

38. The points that would arise for consideration are:

- 157 -
NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS
i) Whether the term of the elected councillors can be extended beyond a period of five years, more so in view of the mandate under Article 243U of the Constitution?
ii) Whether the petitioner, not having challenged the order appointing an administrator under Section 315 of the Municipalities Act, could now seek to challenge the appointment of the said administrator?
iii) Could the time period during which the administrator was in office be required to be excluded from calculating the term of office of the council?
iv) Whether the notification issued by the State to hold elections would impinge on any of the rights of the petitioners?
v) What order?

39. I answer the above points as follows:

40. Answer to Point No.1: Whether the term of the elected councillors can be extended beyond a period of five years, more so in view of the mandate under Article 243U of the Constitution? 40.1. Article 243U of the Constitution of India is reproduced hereunder for easy reference:

- 158 -
NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS Article 243U: Duration of Municipalities, etc.-(1) Every Municipality, unless sooner dissolved under any law for the time being in force, shall continue for five years from the date appointed for its first meeting and no longer:
Provided that a Municipality shall be given a reasonable opportunity of being heard before its dissolution.
(2) No amendment of any law for the time being in force shall have the effect of causing dissolution of a Municipality at any level, which is functioning immediately before such amendment, till the expiration of its duration specified in clause (1).
(3) An election to constitute a Municipality shall be completed, -
(a) before the expiry of its duration specified in clause (1);
(b) before the expiration of a period of six months from the date of its dissolution:
Provided that where the remainder of the period for which the dissolved Municipality would have continued is less than six months, it shall not be necessary to hold any election under this clause for constituting the Municipality for such period.
(4) A Municipality constituted upon the dissolution of a Municipality before the expiration of its duration shall continue only for the remainder of the period for which the dissolved Municipality would have continued under clause (1) had it not been so dissolved.

40.2. A perusal of Article 243U(1) of the Constitution would indicate that every municipality, unless sooner dissolved under any law for the time

- 159 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS being enforced, shall continue for five years from the date appointed for its first meeting and no longer.

40.3. The proviso to Article 243U(1) requires the municipality to be given a reasonable opportunity of being heard before its dissolution. That is to say, the proviso applies only if a dissolution were to happen prior to the five-year term. 40.4. The mandate of Article 243U(1) is clear in that the term of the municipality shall continue for five years from the date appointed for its first meeting and no longer. There is no distinction made between two sessions or three sessions or the like. The term of the Municipality is one standard period of five years. In terms of Article 243U, it is required that an election to constitute a municipality shall be completed before the expiry of its duration specified in Clause (1) or before the expiration of a period of six months

- 160 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS from the date of its dissolution, provided that where the remainder of the period for which the dissolved municipality would have continued is less than six months, it shall not be necessary to hold any election under this clause for constituting the municipality for such period. 40.5. Thus, again Clause (3) of Article 243U provides for the duration to be five years and only if the municipality is dissolved, leaving more than six months as a balanced tenure, then elections will not have to be held, and if the balance tenure is less than six months, elections would have to be held immediately.

40.6. What is more important is Clause (4) of Article 243U, which provides that even where a municipality constituted upon the dissolution of a municipality before the expiration of a duration, the same shall continue only for the remainder of the period for which the dissolved municipality

- 161 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS would have continued under Clause (1) had it not been so dissolved. Thus, even in the case of dissolution under Clause (4) of Article 243U, the period of dissolution is not excluded for the purpose of calculating the completion of the term. The period of dissolution is also included, and after inclusion, the remainder of the period for which the municipality would have continued is taken into consideration for the purpose of determining the term of the municipality. 40.7. This being the position of law in terms of Article 243U, the same has been considered by a Division Bench of this Court in C.K.Rama Murthy's case and while interpreting Clause (1) of Article 243U, the Hon'ble Division Bench has come to a categorical conclusion that the term of the Corporation would be five years and no longer. It is that phrase "and no longer" which has been interpreted very succinctly by the

- 162 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS Hon'ble Division Bench and this Court has come to a categorical conclusion that irrespective of what may happen, the term can be five years and no longer.

40.8. Similarly, the decision of the Hon'ble Apex Court in Kishan Singh Tomar's case, where the Hon'ble Apex Court, while dealing with the municipality, came to a conclusion that the term fixed for five years from the date appointed for its first meeting and no longer would require the calculation of the set term of five years to be made from the date on which the first meeting was fixed.

40.9. The Hon'ble Apex Court again in Hemant Narayan Rasne's case while dealing with a situation where exemption was sought for, in respect of the covid pandemic when administrator was appointed came to a conclusion that even the covid period cannot be

- 163 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS excluded to calculate the term of the municipality and in terms of Clause (1) of Article 243U, despite Covid the Hon'ble Apex Court held that the term would expire after a period of five years from date fixed for the first meeting. 40.10. A Coordinate Bench of this court in Anjali Sanjay Kuligod's case when there was a delay in the earlier term, that is the term commencing from 2016, the first session of 30 months having come to an end on 31.12.2018, reservation having been notified on 3.9.2018, proceedings having been filed before various Courts, and the notification of reservation having been stayed, elections were held much subsequently. Even there, a Coordinate Bench came to a conclusion that the term under Clause (1) of Article 243U can only be five years and no longer. 40.11. The decisions which have been relied upon by learned counsel for the petitioner, I am afraid,

- 164 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS will not be of much assistance to them in view of the above categorical judgments on the matter. The decision in Kiran Pal Singh's case has been relied upon for the purpose of placing on record the Statement of Objects and Reasons for introducing the 73rd amendment and on that basis, Sri.Mruthunjaya Tata Bangi, learned counsel, has contended that the tenure of five years would have to be made available to the councillors. His contention is that such tenure of five years would have to exclude any break in the tenure. The said argument is contrary to the dicta laid down in Anjali Sanjay Kuligod's case, where the stay by this Court was not taken into consideration for extending the term as also the decision in Hemant Narayan Rasne's case, where even COVID-19 did not result in extension of the term, would negate this interpretation.

- 165 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS 40.12. Reliance has been placed on the decision of Vishwanath Akhandappa's case to contend that it is only after the date for the first meeting of the second term is fixed that the period of second term would commence and as such, the date of fixing of the meeting for the first term cannot be taken into consideration for calculating of the entire term of five years.

40.13. This is an artificial distinction which is sought to be made out by Mr.Bangi, learned counsel inasmuch as in Vishwanath Akhandappa's case, what was dealt with was the establishment of an interim municipal council on account of the conversion of a panchayat into a municipality. That situation is completely different from the present situation inasmuch as, on the conversion of a panchayath to a municipal council, there are various modalities which have to be followed. In the present case, none of the municipalities has

- 166 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS arisen due to the upgradation of a panchayat or the like.

40.14. In the above background, I answer Point No.1 by holding that the term of elected councillors cannot be extended beyond a period of five years in terms of mandate under Clause (1) of Article 243U of the Constitution.

41. Answer to Point No.2: Whether the petitioner, not having challenged the order appointing an administrator under Section 315 of the Municipalities Act, could now seek to challenge the appointment of the said administrator? 41.1. Section 315 of the Karnataka Municipalities Act, 1964, is reproduced hereunder for easy reference:

315. Power to appoint administrator in certain cases.--(1) Whenever,--
(a) any general election to a municipal council under this Act or any proceedings consequent thereon have been stayed by an order of a competent court or authority, or
(b) the election of all the councillors or more than two-thirds of the whole number of councillors of the municipal council has been declared by a competent court or authority to be void, or
- 167 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS [(c) x x x]

(d) all the councillors or more than two-thirds of the whole number of councillors of the municipal council have resigned, the State Government shall by notification in the official Gazette, appoint an administrator for such period as may be specified in the notification and may, by like notification, curtail and extend [either prospectively or retrospectively] the period of such appointment [so however, the total period of such appointment shall not exceed six months]. (2) Notwithstanding anything contained in this Act, on the appointment of an administrator under sub- section (1), during the period of such appointment, the said municipal council and committees thereof and [the President and Vice-president] charged with carrying out the provisions of this Act, or any other law, shall cease to exercise any powers and perform and discharge any duties or functions conferred or imposed on them by or under this Act or any other law and all such powers shall be exercised and all such duties and functions shall be performed and discharged by the administrator. (3) The State Government may, if it thinks fit, appoint an advisory council to advise and assist the administrator appointed under sub-section (1) in the exercise of the powers and the performance and discharge of the duties and functions conferred or imposed on him under this Act or any other law. The members of the advisory council shall hold office during the pleasure of the State Government. 41.2. By relying on Clause (a), (b) and (d) of subsection (1) of Section 315, it is sought to be

- 168 -

                                               NC: 2025:KHC-D:15701
                                        WP No. 106387 of 2025
                                    C/W WP No. 105638 of 2025
                                        WP No. 105784 of 2025
HC-KAR                                        AND 23 OTHERS


          contended     that       it    is    only     under         those

circumstances that an administrator could be appointed under Section 315. Since none of those circumstances are attracted in the present matter, the question of appointment of an administrator would not arise. The circumstances under Clause (a) being if any general election to a municipal council had been stayed by an order of a competent court or authority. Under Clause

(b), being the election of all councillors or more than two-thirds of the whole number of councillors of the municipal council having been declared by a competent court or authority to be void or under Clause (d), all the councillors or more than two-thirds of the whole number of councillors of the municipal council having resigned.

41.3. The submission learned counsel for the petitioners being that none of these three fact

- 169 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS situations have been attracted, the question of appointment of an administrator pending the finalization of reservation and or an account of stay of the reservation would not entitle the State to appoint an administrator. 41.4. I am unable to agree with this submission for the reason that a challenge having been made to the reservation, until that challenge were to be decided, the question of holding any elections would not arise. Therefore, the same, in effect, was a stay on the elections to be conducted and as such, in my considered opinion, would come under Clause (a) of subsection (1) of Section

315. 41.5. Be that as it may, at the time when such an appointment of an administrator was made, none of the present petitioners had challenged the appointment of an administrator, but continued to litigate the challenge made to the reservation.

- 170 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS Thus, at the relevant point of time, there being no challenge made to the appointment of an administrator, it is only now, when the entire term of the municipality is coming to an end, that this ground has been taken up, and in a few of the matters, a challenge has been made to the appointment of an administrator, belatedly, and as such, in my considered opinion, the appointment of an administrator has been acquiesced to by the petitioners and the challenge now made is hit by delay and latches. Thus, in the present case, all three elements, that is, acquiescence, delay and latches, would disentitle the petitioners from any equitable consideration.

41.6. Reliance has been placed on the decision of this Court in Kalpana Manjunath's case that was again a decision relating to an interim municipal council coming into existence by reason of the

- 171 -

                                         NC: 2025:KHC-D:15701
                                      WP No. 106387 of 2025
                                  C/W WP No. 105638 of 2025
                                      WP No. 105784 of 2025
HC-KAR                                      AND 23 OTHERS


         conversion    of    panchayat      areas   into    Town

Municipal Councils, attracting subsection (2) of Section 358, which is not the case in the present matter.

41.7. Reliance has been placed on V.Subba Reddy's case to contend that it is only under the circumstances detailed in subsection (1) of Section 315 that an administrator could be appointed. This contention has been dealt with hereinabove by me and for that reason I hold that the decision in V.Subba Reddy's case does not apply to the present matter. Reliance is placed on Usha Mahesh Dasar's case to contend that there is a distinction in an administrator appointed under Section 42 of the Municipalities Act and an administrator appointed under subsection (1) of Section 315.

41.8. Sub-section (11) of Section 42 is reproduced hereunder for easy reference:

- 172 -
NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS
42. President and Vice-President:-
(11) Save as otherwise provided under this Act, the President and Vice-President shall hold office for a period of thirty months from the date of their election, provided that in the mean-time they do not cease to be councillors.

41.9. By relying on subsection (11) of Section 42, it is sought to be contended that the president and vice-president shall hold office for a period of 30 months from the date of their election and on that basis, it is contended by Sri.Shivaraj Balolli that there is a guarantee of a period of 30 months even for the second term. I am unable to accept this argument as held supra the term of the municipality under Clause (1) of Article 243U is five years from the date of the first meeting, the Constitution not providing for splitting of the term merely because the Municipalities Act provides for it cannot dilute the requirements of the Constitution.

- 173 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS 41.10. Article 243U of the Constitution will on any day override Section 42 of the Karnataka Municipalities Act, 1964 and any provision in any enactment contrary to the provision of the Constitution would be ultra vires to the Constitution.

41.11. In that view of the matter, I answer Point No.2 by holding that the petitioners, not having challenged the order appointing an administrator under Section 315 of the Municipalities Act, at the time of such appointment or soon thereafter cannot now seek to continue to hold office on the ground that the initial appointment of an administrator was allegedly bad in law. I have come to the conclusion that the appointment of an administrator under subsection (1) of Section 315 is proper and valid.

42. Answer to Point No.3: Could the time period during which the administrator was in office be

- 174 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS required to be excluded from calculating the term of office of the council?

42.1. Much has been sought to be made out as regards the time period to be excluded by juxtaposing Section 315 with subsection (5) of Section 42. Both provisions have been extracted hereinabove. The submission made by the learned counsel for the petitioners by referring to subsection (5) of Section 42 is that during a vacancy in the office of the president of a municipal council, and where there is no vice president to take his place or if a vice president fails to assume charge of the office of the president which has fallen vacant, then without prejudice to any action under subsection (10) of Section 42, the Deputy Commissioner or the person performing the duties of the Deputy Commissioner for the time being in the case of a City Municipal Council and, in the case of Town

- 175 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS Municipal Council any officer nominated by him in this behalf not below the rank of the Municipal Commissioner, etc., shall perform the function of the president.

42.2. Based on subsection (5) of Section 42, it is sought to be contended that it is only if the President and Vice President are unable to perform their obligations and or discharge their duties or assume charge of the office, that the Deputy Commissioner or the person nominated, depending on the various situations enumerated therein, would perform the function of the President.

42.3. Thus, it is contended that though the Deputy Commissioner would perform the duties of a President of the Municipality, the Council would continue to be in session, the Deputy Commissioner only discharging the role of the President, the Council would be in session with

- 176 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS all the councillors exercising their rights as councillors.

42.4. Whereas under Section 315, it is contended that an administrator once appointed, the council is no longer in session, the councillors would no longer be able to exercise their powers as councillors, and as such, during a term when the administrator is in office, the councillors not being able to discharge their functions as councillors, that period is required to be excluded.

42.5. Though at first blush, this argument sounds very inviting, the fact remains that this argument would have to be considered in relation to Clause (1) of Article 243U. The scope, ambit and import of Clause (1) of Article 243U being to the knowledge of the petitioners and all those who had challenged the reservation, knowing fully well that an administrator had been appointed, it

- 177 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS was to their knowledge that the clock was continuing to tick and the longer it took for the resolution of the matter, the term of the council continuing to tick, would become shorter. 42.6. The councillors, by themselves, challenging the reservations, cannot now take the benefit of contending that the term would continue, since the President and Vice President, being unable to be appointed, the Deputy Commissioner ought to have discharged his roles as the President with the Council continuing.

42.7. As indicated supra, in my answer to Point No.2, there was no challenge made to the appointment of Administrator, nor did any of the councillors who were before this Court contend that it should be subsection (5) of Section 42 which would apply and not subsection (1) of Section

315. It is only when the term is coming to an end that this argument is sought to be advanced

- 178 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS by interpreting the provision in the manner as done.

42.8. Clause (1) of Article 243U, not contemplating any exclusion of the period during which an administrator was appointed, and in fact, Clause (4) of Article 243U, not even excluding the period in which the Municipal Council was dissolved, would clearly, categorically and unimpeachably establish that there is no provision for exclusion of any period, be it with the appointment of administrator or otherwise, for calculating the term of office of the Council. 42.9. Hence, I answer Point No.3 by holding that the time period during which the administrator was in office, an administrator appointed under subsection (1) of Section 315, cannot be excluded for calculating the term of office of the council.

- 179 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS

43. Answer to Point No.4: Whether the notification issued by the State to hold elections would impinge on any of the rights of the petitioners? 43.1. In view of my answers to Points No.1 to 3, it is clear that the term of office was coming to an end, and in terms of clause (2) of Article 243, there is a requirement to hold elections before the expiration of a period of 6 months from the date of dissolution. As the term of the five-year Council is coming to an end, it is required that elections be held to constitute the next Council. The steps taken by issuing a notification to hold elections are the proper thing to do by the State. No fault can be found with the said actions, and as such, issuance of notification would not impinge on any rights of the petitioner. 43.2. Hence, I answer Point No.4 by holding that the notification issued by the State to hold elections would not impinge on any rights of the petitioners.

- 180 -

NC: 2025:KHC-D:15701 WP No. 106387 of 2025 C/W WP No. 105638 of 2025 WP No. 105784 of 2025 HC-KAR AND 23 OTHERS

44. Answer to Point No.5: What order?

44.1. In view of my answers to Points No.1 to 4 above, it being clear that the term of office of the City Municipal Council, being a period of five years and no longer, there could not be any exclusion of the time period during which the administrator was in office. There being a stay of the reservation notification satisfying the requirements of Clause (a) of Subsection (1) of Section 315, the present writ petitions do not make out any ground, and as such, all the Writ Petitions stand dismissed.

SD/-

(SURAJ GOVINDARAJ) JUDGE List No.: 19 Sl No.: 1