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 3, Cited by 0]

Karnataka High Court

Smt Pushpa W/O Siddalingayya Hiremath vs The State Of Karnataka on 22 January, 2026

                                                 -1-
                                                               NC: 2026:KHC-D:808
                                                           WP No. 108378 of 2025
                                                       C/W WP No. 108168 of 2025
                                                           WP No. 108682 of 2025
                   HC-KAR                                          AND 3 OTHERS


                    IN THE HIGH COURT OF KARNATAKA, AT DHARWAD

                        DATED THIS THE 22ND DAY OF JANUARY, 2026

                                         BEFORE

                    THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI

                        WRIT PETITION NO.108378 OF 2025 (LB-RES)
                                           C/W
                            WRIT PETITION NO.108168 OF 2025
                            WRIT PETITION NO.108682 OF 2025
                            WRIT PETITION NO.108683 OF 2025
                            WRIT PETITION NO.108684 OF 2025
                            WRIT PETITION NO.108726 OF 2025



                   IN WRIT PETITION NO.108378 OF 2025
                   BETWEEN:

                   SMT. PUSHPA W/O. SIDDALINGAYYA HIREMATH,
                   AGE. 46 YEARS, OCC. CONTRACTORS,
                   R/O. GARDEN PETH, HUBBALLI,
                   TQ. HUBLI, DIST. DHARWAD-580020.
Digitally signed
by YASHAVANT                                                          ...PETITIONER
NARAYANKAR         (BY SRI. VISHWANATH HEGDE, ADVOCATE)
Location: HIGH
COURT OF           AND:
KARNATAKA
                   1.   THE STATE OF KARNATAKA,
                        REP. BY THE HON'BLE PRINCIPAL SECRETARY,
                        DEPARTMENT OF URBAN DEVELOPMENT,
                        VIKAS SOUDHA, BENGALURU-580001.

                   2.   THE HUBLI-DHARWAD MUNICIPAL CORPORATION,
                        REP. BY ITS COMMISSIONER,
                        SRI SIDDAPPA KAMBLI ROAD,
                        TQ. HUBBALLI, DIST. DHARWAD-580020.
                              -2-
                                           NC: 2026:KHC-D:808
                                       WP No. 108378 of 2025
                                   C/W WP No. 108168 of 2025
                                       WP No. 108682 of 2025
HC-KAR                                         AND 3 OTHERS


3.   THE REGIONAL COMMISSIONER,
     HUBLI-DHARWAD MUNICIPAL CORPORATION,
     ZONE-11 OFFICE, NEAR OLD MARKET,
     OLD HUBLI, TQ. HUBBALLI,
     DIST. DHARWAD-580024.

                                                ...RESPONDENTS
(BY SMT. GIRIJA HIREMATH, HCGP FOR R1;
SRI. IRANAGOUDA KABBUR, ADV. FOR R2 AND R3 (VK NOT FILED);
SRI. G.K. HIREGOUDAR, ADVOCATE FOR R2)

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF CONSTITUTION OF INDIA, PRAYING TO A) ISSUE A WRIT IN THE
NATURE OF CERTIORARI QUASHING THE OFFICE ORDER DATED
22.09.2025 BEARING NO.HDMC/01/25-26 PASSED BY RESPONDENT
NO.2 IS PRODUCED HEREWITH AND MARKED AS ANNEXURE-G. B)
ISSUE A WRIT IN THE NATURE OF CERTIORARI QUASHING THE
INTIMATION      LETTER      DATED     30.09.2025     BEARING
NO.HDMC/24/05/25-26 PASSED BY RESPONDENT NO.3 IS PRODUCED
HEREWITH AND MARKED AS ANNEXURE-H. C) ISSUE A WRIT IN THE
NATURE OF MANDAMUS DIRECTING THE RESPONDENT NO.2 TO
CONSIDER THE REPRESENTATION DATED 13.10.2025 AT ANNEXURE-
J. D) ANY OTHER RELIEFS THIS HON'BLE COURT DEEMS FIT MAY
PLEASE BE GRANTED IN FAVOUR OF THE PRESENT PETITIONER.

IN WRIT PETITION NO.108168 OF 2025
BETWEEN:

MR. VENKATESH S/O. NAGAPPA MORABAD,
AGE. 53 YEARS, OCC. CONTRACTOR,
R/O. #02, A, TIMMASAGAR, ANCHATAGERI,
DHARWAD-580024.

                                                  ...PETITIONER
(BY SRI. RAHUL S.KUNTOJI, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA,
     REP. BY THE HON'BLE PRINCIPAL SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     VIKAS SOUDHA, BENGALURU-580001.
                              -3-
                                           NC: 2026:KHC-D:808
                                       WP No. 108378 of 2025
                                   C/W WP No. 108168 of 2025
                                       WP No. 108682 of 2025
HC-KAR                                         AND 3 OTHERS


2.   THE HUBLI-DHARWAD MUNICIPAL CORPORATION,
     REP BY ITS COMMISSIONER,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.

3.   THE REGIONAL COMMISSIONER,
     HUBLI-DHARWAD MUNICIPAL CORPORATION,
     ZONE-11 OFFICE, BEHIND NEW ENGLISH SCHOOL,
     TQ. HUBBALLI, DIST. DHARWAD-580024.

                                                ...RESPONDENTS

(BY SRI. IRANAGOUDA KABBUR, ADVOCATE (VK NOT FILED);
SRI. G.K. HIREGOUDAR, ADVOCATE FOR R2)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF CONSTITUTION OF INDIA, PRAYING TO A) ISSUE A WRIT IN THE
NATURE OF CERTIORARI QUASHING THE OFFICE ORDER PASSED BY
RESPONDENT NO.2 BY HDMC/01/2025-26 DATED 22/09/2025 VIDE
ANNEXURE-F. B) ISSUE A WRIT IN THE NATURE OF CERTIORARI
QUASHING THE INTIMATION LETTER BY RESPONDENT NO.3 BY
HDMC/74/05/2025-26 DATED 30/09/2025 VIDE ANNEXURE-G. C)
ISSUE A WRIT IN THE NATURE OF MANDAMUS DIRECTING THE
RESPONDENT NO.2 TO CONSIDER THE REPRESENTATION DATED
13/10/2025 AT ANNEXURE-H. D) ANY OTHER RELIEFS THIS HON'BLE
COURT DEEMS FIT MAY PLEASE BE GRANTED IN FAVOUR OF THE
PRESENT PETITIONER.

IN WRIT PETITION NO.108682 OF 2025
BETWEEN:

MR. VENKATESH S/O. HANUMANTHAPPA BELDONI,
AGE. 53 YEARS, OCC. CONTRACTOR,
R/O. #26, AMBEDKAR NAGAR, CHENNAPETH,
HUBLI, DHARWAD-580024.
                                                  ...PETITIONER
(BY SRI. VISHWANATH HEGDE, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA,
     REP. BY THE HON'BLE PRINCIPAL SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     VIKAS SOUDHA, BENGALURU-580001.
                              -4-
                                           NC: 2026:KHC-D:808
                                       WP No. 108378 of 2025
                                   C/W WP No. 108168 of 2025
                                       WP No. 108682 of 2025
HC-KAR                                         AND 3 OTHERS



2.   THE HUBLI-DHARWAD MUNICIPAL CORPORATION,
     REP. BY ITS COMMISSIONER,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.

3.   THE REGIONAL COMMISSIONER,
     HUBLI-DHARWAD MUNICIPAL CORPORATION,
     ZONE-11 OFFICE, TQ. HUBBALLI,
     DIST. DHARWAD-580024.

4.   THE DEPUTY COMMISSIONER AND
     THE CHIEF ACCOUNT OFFICER, HDMC,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.

5.   THE EXECUTIVE ENGINEER, SWM,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.
                                                ...RESPONDENTS

(BY SMT. GIRIJA HIREMATH, HCGP FOR R1;
SRI. I.K. KABBUR, ADVOCATE FOR R2 TO R5 (VK NOT FILED))

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF CONSTITUTION OF INDIA, PRAYING TO A) ISSUE A WRIT IN THE
NATURE OF CERTIORARI QUASHING THE OFFICE ORDER PASSED BY
RESPONDENT NO.2 IN HDMC/01/2025-26 DATED 22.09.2025 VIDE
ANNEXURE-F. B) ISSUE A WRIT IN THE NATURE OF CERTIORARI
QUASHING       THE      INTIMATION      LETTER      BEARING
NO.HDMC/VAKANAM.9/01/2025-26      DATED    30/09/2025    BY
RESPONDENT NO.3 VIDE ANNEXURE-G. C) ISSUE A WRIT IN THE
NATURE OF MANDAMUS DIRECTING THE RESPONDENT NO.2 TO
CONSIDER THE REPRESENTATION DATED 13/10/2025 AT ANNEXURE-
H. D) ANY OTHER RELIEFS THIS HON'BLE COURT DEEMS FIT MAY
PLEASE BE GRANTED IN FAVOUR OF THE PRESENT PETITIONER.

IN WRIT PETITION NO.108683 OF 2025
BETWEEN:

MR. VISHWANATH S/O. ANAND WADDAPALLI,
AGE. 34 YEARS, OCC. CONTRACTOR,
R/O. #46/2, INDIRA NAGAR, BANKAPUR CHOWK,
P.B. ROAD, OLD-HUBLI, HUBLI,
                              -5-
                                           NC: 2026:KHC-D:808
                                       WP No. 108378 of 2025
                                   C/W WP No. 108168 of 2025
                                       WP No. 108682 of 2025
HC-KAR                                         AND 3 OTHERS


DIST. DHARWAD-580024.

                                                  ...PETITIONER
(BY SRI. VISHWANATH HEGDE, ADVOCATE)


AND:

1.   THE STATE OF KARNATAKA,
     REP. BY THE HON'BLE PRINCIPAL SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     VIKAS SOUDHA, BENGALURU-580001.

2.   THE HUBLI-DHARWAD MUNICIPAL CORPORATION,
     REP. BY ITS COMMISSIONER,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.

3.   THE REGIONAL COMMISSIONER,
     HUBLI-DHARWAD MUNICIPAL CORPORATION,
     ZONE-10 OFFICE, TQ. HUBBALLI,
     DIST. DHARWAD-580024.

4.   THE DEPUTY COMMISSIONER AND
     THE CHIEF ACCOUNT OFFICER, HDMC,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.

5.   THE EXECUTIVE ENGINEER, SWM,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.
                                                ...RESPONDENTS

(BY SMT. GIRIJA HIREMATH, HCGP FOR R1;
SRI. I.K. KABBUR, ADVOCATE FOR R2 TO R5 (VK NOT FILED))

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF CONSTITUTION OF INDIA, PRAYING TO A) ISSUE A WRIT IN THE
NATURE OF CERTIORARI QUASHING THE OFFICE ORDER BEARING
NO.HDMC/01/2025-26   DATED    22.09.2025  PASSED   BY   THE
RESPONDENT NO.2 IS PRODUCED HEREWITH AND MARKED AS
ANNEXURE-D. B) ISSUE A WRIT IN THE NATURE OF CERTIORARI
QUASHING THE INTIMATION LETTER VIDE HDMC/74/05/2025-26
                              -6-
                                           NC: 2026:KHC-D:808
                                       WP No. 108378 of 2025
                                   C/W WP No. 108168 of 2025
                                       WP No. 108682 of 2025
HC-KAR                                         AND 3 OTHERS


DATED 26/09/2025 PASSED BY THE RESPONDENT NO.3 IS PRODUCED
HEREWITH AND MARKED AS ANNEXURE-E. C) ISSUE A WRIT IN THE
NATURE OF MANDAMUS DIRECTING THE RESPONDENT NO.2 TO
CONSIDER THE REPRESENTATION DATED 13/10/2025 AT ANNEXURE-
F. D) ANY OTHER RELIEFS THIS HON'BLE COURT DEEMS FIT MAY
PLEASE BE GRANTED IN FAVOUR OF THE PRESENT PETITIONER.

IN WRIT PETITION NO.108684 OF 2025
BETWEEN:

MR. VASUDEV S/O. MUTHYALAPPA GUNTAPALLI,
AGE. 51 YEARS, OCC. CONTRACTOR,
R/O. SITE NO.758, FLAT NO.104,
2ND FLOOR, HESARAGHATTA ROAD,
ATHMEEYA GELEYARA BALAGA,
CHIKKASANDRA, BENGALURU-560090.

                                                  ...PETITIONER
(BY SRI. VISHWANATH HEGDE, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA,
     REP. BY THE HON'BLE PRINCIPAL SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     VIKAS SOUDHA, BENGALURU-580001.

2.   THE HUBLI-DHARWAD MUNICIPAL CORPORATION,
     REP. BY ITS COMMISSIONER,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.

3.   THE ASSISTANT COMMISSIONER AND
     THE REGIONAL COMMISSIONER,
     HUBLI-DHARWAD MUNICIPAL CORPORATION,
     ZONE-07 OFFICE, BEHIND NEW ENGLISH SCHOOL,
     TQ. HUBBALLI, DIST. DHARWAD-580024.

4.   THE DEPUTY COMMISSIONER AND
     THE CHIEF ACCOUNT OFFICER, HDMC,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.
                              -7-
                                           NC: 2026:KHC-D:808
                                       WP No. 108378 of 2025
                                   C/W WP No. 108168 of 2025
                                       WP No. 108682 of 2025
HC-KAR                                         AND 3 OTHERS


5.   THE EXECUTIVE ENGINEER, SWM,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.

                                                ...RESPONDENTS
(BY SMT. GIRIJA HIREMATH, HCGP FOR R1;
SRI. I.K. KABBUR, ADVOCATE FOR R2 TO R5 (VK NOT FILED))

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF CONSTITUTION OF INDIA, PRAYING TO A) ISSUE A WRIT IN THE
NATURE OF CERTIORARI QUASHING THE OFFICE ORDER BEARING
NO.HDMC/01/2025-26 DATED 22.09.2025 PASSED BY RESPONDENT
NO.2 VIDE ANNEXURE-E. B) ISSUE A WRIT IN THE NATURE OF
CERTIORARI QUASHING      THE INTIMATION LETTER BEARING
NO.HDMC/74/05/2025-26    DATED    27/09/2025    PASSED   BY
RESPONDENT NO.3 VIDE ANNEXURE-F. C) ISSUE A WRIT IN THE
NATURE OF MANDAMUS DIRECTING THE RESPONDENT NO.2 TO
CONSIDER THE REPRESENTATION DATED 13/10/2025 AT ANNEXURE-
G. D) ANY OTHER RELIEFS THIS HON'BLE COURT DEEMS FIT MAY
PLEASE BE GRANTED IN FAVOUR OF THE PRESENT PETITIONER.

IN WRIT PETITION NO.108726 OF 2025
BETWEEN:

M/S. MANJUNATH CLEANING AND
SECURITY AGENCY, REP. ITS PROPRIETOR,
MR. SHARANAPPA S/O. BASAPPA SHIRAWAR,
AGE. 52 YEARS, OCC. CONTRACTOR,
R/O. #39/79, KARKI BASAVESHWAR NAGAR,
HUBLI, DIST. DHARWAD-580024.
                                                  ...PETITIONER
(BY SRI. VISHWANATH HEGDE, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA,
     REP. BY THE HON'BLE PRINCIPAL SECRETARY,
     DEPARTMENT OF URBAN DEVELOPMENT,
     VIKAS SOUDHA, BENGALURU-580001.

2.   THE HUBLI-DHARWAD MUNICIPAL CORPORATION,
     REP. BY ITS COMMISSIONER,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.
                             -8-
                                           NC: 2026:KHC-D:808
                                      WP No. 108378 of 2025
                                  C/W WP No. 108168 of 2025
                                      WP No. 108682 of 2025
HC-KAR                                        AND 3 OTHERS



3.   THE REGIONAL COMMISSIONER,
     HUBLI-DHARWAD MUNICIPAL CORPORATION,
     ZONE-11 OFFICE, BEHIND NEW ENGLISH SCHOOL,
     TQ. HUBBALLI, DIST. DHARWAD-580024.

4.   THE DEPUTY COMMISSIONER AND
     THE CHIEF ACCOUNT OFFICER, HDMC,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.

5.   THE EXECUTIVE ENGINEER, SWM,
     SIR SIDDAPPA KAMBLI ROAD,
     TQ. HUBBALLI, DIST. DHARWAD-580020.

                                                ...RESPONDENTS
(BY SMT. GIRIJA HIREMATH, HCGP FOR R1;
SRI. I.K. KABBUR, ADVOCATE FOR R2 TO R5 (VK NOT FILED))

      THIS WRIT PETITION IS FILED UNDER ARTICLES 226 AND 227
OF CONSTITUTION OF INDIA, PRAYING TO A) ISSUE A WRIT IN THE
NATURE OF CERTIORARI QUASHING THE OFFICE ORDER PASSED BY
RESPONDENT NO.2 IN HDMC/01/2025-26 DATED 22.09.2025 VIDE
ANNEXURE-F, IN SO FAR AS PETITIONER IS CONCERNED. B) ISSUE A
WRIT IN THE NATURE OF CERTIORARI QUASHING THE INTIMATION
LETTER BEARING NO.HDMC/74/05/25-26 DATED 30/09/2025 PASSED
BY RESPONDENT NO.3 VIDE ANNEXURE-G. C) ISSUE A WRIT IN THE
NATURE OF MANDAMUS DIRECTING THE RESPONDENT NO.2 TO
CONSIDER THE REPRESENTATION DATED 13/10/2025 AT ANNEXURE-
H. D) ANY OTHER RELIEFS THIS HON'BLE COURT DEEMS FIT MAY
PLEASE BE GRANTED IN FAVOUR OF THE PRESENT PETITIONER.


      THESE WRIT PETITIONS, COMING ON FOR ORDERS, THIS DAY,
COMMON ORDER WAS MADE THEREIN AS UNDER:


CORAM:    THE HON'BLE SMT. JUSTICE LALITHA KANNEGANTI
                                  -9-
                                                NC: 2026:KHC-D:808
                                           WP No. 108378 of 2025
                                       C/W WP No. 108168 of 2025
                                           WP No. 108682 of 2025
HC-KAR                                             AND 3 OTHERS




                     ORAL COMMON ORDER



     Writ Petition No.108378/2025 is filed seeking the following

prayer:

          "a) Issue a Writ in the nature of Certiorari
          quashing the office order dated 22/09/2025
          bearing No.HDMC/01/25-26 passed by Respondent
          No.2 is produced herewith and marked as
          Annexure-G.

          b) Issue a Writ in the nature of Certiorari quashing
          the intimation letter dated 30/09/2025 bearing
          No.HDMC/24/05/25-26 passed by Respondent
          No.3 is produced herewith and marked as
          Annexure-H.

          c) Issue a Writ in the nature of Mandamus
          directing the Respondent No.2 to consider the
          representation dated 13.10.2025 at Annexure-J.

          d) Any other reliefs this Hon'ble Court deems fit
          may please be granted in favour of the present
          petitioner."



     2.     Writ Petition No.108168/2025 is filed seeking the

following prayer:

          "a) Issue a Writ in the nature of Certiorari
          quashing the Office order passed by Respondent
          No.2 by HDMC/01/2025-26 dated 22/09/2025
          vide Annexure-F.

          b) Issue a Writ in the nature of Certiorari quashing
          the intimation letter by Respondent No.3 by
          HDMC/74/05/2025-26 dated 30/09/2025 vide
          Annexure-G.
                                 - 10 -
                                                 NC: 2026:KHC-D:808
                                             WP No. 108378 of 2025
                                         C/W WP No. 108168 of 2025
                                             WP No. 108682 of 2025
HC-KAR                                               AND 3 OTHERS


          c) Issue a writ in the nature of Mandamus
          directing the Respondent No.2 to consider the
          representation dated 13/10/2025 at Annexure-H.

          d) Any other reliefs this Hon'ble Court deems fit
          may please be granted in favour of the present
          Petitioner."



     3.     Writ Petition No.108682/2025 is filed seeking the

following prayer:

          "a) Issue a Writ in the nature of Certiorari
          quashing the Office order passed by Respondent
          No.2 in HDMC/01/2025-26 dated 22.09.2025 vide
          Annexure-F.

          b) Issue a Writ in the nature of Certiorari quashing
          the        intimation         letter         bearing
          No.HDMC/VaKaNam.9/01/2025-26                   dated
          30/09/2025 by Respondent No.3 vide Annexure-G.

          c) Issue a writ in the nature of Mandamus
          directing the Respondent No.2 to consider the
          representation dated 13/10/2025 at Annexure-H.

          d) Any other reliefs this Hon'ble Court deems fit
          may please be granted in favour of the present
          Petitioner."



     4.     Writ Petition No.108683/2025 is filed seeking the

following prayer:

          "a) Issue a Writ in the nature of Certiorari
          quashing     the    office     order    bearing
          No.HDMC/01/2025-26 dated 22.09.2025 passed
          by the Respondent No.2 is produced herewith and
          marked as Annexure-D.

          b) Issue a Writ in the nature of Certiorari quashing
          the intimation letter vide HDMC/74/05/2025-26
          dated 26/09/2025 passed by the Respondent No.3
          is produced herewith and marked as Annexure-E.
                                 - 11 -
                                                 NC: 2026:KHC-D:808
                                             WP No. 108378 of 2025
                                         C/W WP No. 108168 of 2025
                                             WP No. 108682 of 2025
HC-KAR                                               AND 3 OTHERS


          c) Issue a writ in the nature of Mandamus
          directing the Respondent No.2 to consider the
          representation dated 13/10/2025 at Annexure-F.

          d) Any other reliefs this Hon'ble Court deems fit
          may please be granted in favour of the present
          Petitioner."



     5.     Writ Petition No.108684/2025 is filed seeking the

following prayer:

          "a) Issue a Writ in the nature of Certiorari
          quashing    the      office   order bearing
          No.HDMC/01/2025-26 dated 22.09.2025 passed
          by Respondent No.2 vide Annexure-E.

          b) Issue a Writ in the nature of Certiorari quashing
          the        intimation         letter         bearing
          No.HDMC/74/05/2025-26         dated     27/09/2025
          passed by Respondent No.3 vide Annexure-F.

          c) Issue a writ in the nature of Mandamus
          directing the Respondent No.2 to consider the
          representation dated 13/10/2025 at Annexure-G.

          d) Any other reliefs this Hon'ble Court deems fit
          may please be granted in favour of the present
          Petitioner."



     6.     Writ Petition No.108726/2025 is filed seeking the

following prayer:

          "a) Issue a Writ in the nature of Certiorari
          quashing the Office order passed by Respondent
          No.2 in HDMC/01/2025-26 dated 22.09.2025 vide
          Annexure-F, in so far as petitioner is concerned.

          b) Issue a Writ in the nature of Certiorari quashing
          the intimation letter bearing No.HDMC/74/05/25-
          26 dated 30/09/2025 passed by Respondent No.3
          vide Annexure-G.
                                 - 12 -
                                                  NC: 2026:KHC-D:808
                                             WP No. 108378 of 2025
                                         C/W WP No. 108168 of 2025
                                             WP No. 108682 of 2025
HC-KAR                                               AND 3 OTHERS


           c) Issue a writ in the nature of Mandamus
           directing the Respondent No.2 to consider the
           representation dated 13/10/2025 at Annexure-H.

           d) Any other reliefs this Hon'ble Court deems fit
           may please be granted in favour of the present
           Petitioner."


     7.      The facts of the above mentioned cases are that, the

petitioners are the contractors carrying the works of solid waste

management on contract basis. It is the case of the petitioners

that, they were interested in the work orders to collect waste

from door to door and to keep the streets clean. The work orders

passed by respondent No.3 in favour of the petitioners are

placed before the Court. The said work orders were extended

from time to time. As per the work orders, the petitioners had

employed several workers for effective implementation of the

contracts. In some cases, due to unavailability of the labourers,

the petitioners also bought workers from other states and

districts for successful implementation of the works and without

fail, paid salaries to them. It is stated that, the petitioners have

invested    more    than   15   years       of   their   lives   tirelessly

implementing the work orders and contracts. It is the case of the

petitioners that, respondent No.2, in consultation and under the

direction of the State, has been issuing directions and orders.
                                  - 13 -
                                                   NC: 2026:KHC-D:808
                                              WP No. 108378 of 2025
                                          C/W WP No. 108168 of 2025
                                              WP No. 108682 of 2025
HC-KAR                                                AND 3 OTHERS


Respondent No. 2 passed an order dated 24.04.2025, whereby

the petitioners were directed to fix the minimum wages, Variable

Dearness Allowance (VDA) and                PDA for the period from

01.02.2025     to   31.03.2026.       The     petitioners    have      been

implementing the said order and the same was intimidated to the

respondents.   It   is   the   grievance      of   the   petitioners   that

Respondent No. 2, without issuing any notice or affording any

opportunity of hearing to the petitioners, passed the order dated

22.09.2025, whereby Respondent No. 3 was directed to pass an

order for termination of the petitioners' contract and work

orders. It is stated that, the respondents cannot unilaterally

cancel the contracts without issuing any notice. It is submitted

that, the petitioners have given their representations to the

respondents, but the respondents have failed to consider the

same.


     8.      Learned counsel appearing for respondent No.2/

Corporation submits that, respondent No.2 has received several

complaints from workers engaged through various contractors,

including the petitioners, alleging non-payment of wages. In this

regard, they have given complaints to the Legal Services
                                    - 14 -
                                                     NC: 2026:KHC-D:808
                                                WP No. 108378 of 2025
                                            C/W WP No. 108168 of 2025
                                                WP No. 108682 of 2025
HC-KAR                                                  AND 3 OTHERS


Authority   and   to   different      authorities.    Proceedings   under

Provident Fund Act are also initiated. It is submitted that, in the

light of these complaints received by the respondents and taking

into consideration the interest of the labourers, the respondents

have passed the order, whereby, they are utilising the services of

all the labourers who are working with all the contractors and

now the Corporation is directly paying the salaries to them. This

action of the respondents is in the interest of the larger public

and the petitioners have no right to question the order, as there

are no existing contracts between the petitioners and the

respondent.


     9.     Having heard the learned counsels on either side,

perused the material on record. As all the writ petitions are

pertaining to the same dispute, they are disposed of by way of a

common order.


     10.    Learned counsel appearing for respondent No.2 has

placed before this Court a bundle of representations addressed to

various authorities, along with print media reports, which

indicate that the contractors failed to pay wages to the labourers

and also defaulted in remitting provident fund contributions. In
                                   - 15 -
                                                      NC: 2026:KHC-D:808
                                               WP No. 108378 of 2025
                                           C/W WP No. 108168 of 2025
                                               WP No. 108682 of 2025
 HC-KAR                                                AND 3 OTHERS


that   regard,    proceedings    are       already    initiated.   Since   the

petitioners have no legal right to approach this Court and the

decision taken by respondent No.2 is in the larger public interest,

this Court, in exercise of its jurisdiction under Article 226 of the

Constitution of India, cannot interfere with the action taken by

the respondents. This Court do not find any reasons to interfere

with the order impugned. Hence, this Court is passing the

following:


                                 ORDER

(i) Accordingly, all the writ petitions are dismissed.

(ii) All I.As. in the writ petitions shall stand closed.

Sd/-

JUSTICE LALITHA KANNEGANTI RH CT: UMD List No.: 2 Sl No.: 15