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 27, Cited by 1]

Karnataka High Court

Sri C Prakash vs The State Of Karnataka on 29 June, 2015

Author: Raghvendra S.Chauhan

Bench: Raghvendra.S Chauhan

                                    1


     IN THE HIGH COURT OF KARNATAKA AT BENGALURU

           DATED THIS THE 29TH DAY OF JUNE 2015

                             BEFORE

     THE HON'BLE MR.JUSTICE RAGHVENDRA.S CHAUHAN

       Writ Petition Nos.25693-25697 & 25764-768/2015.
c/w Writ Petition Nos.24504, 24631, 25083-25085, 25543-
25554, 25573-25574, 25576, 26042, 26065-26067, 26098,
26106,     26135,     25165-25167,      25568,   25612-25613,
25657, 25702, 25840, 25857-25861, 26068-26070, 26083,
26091, 26092-26094, 26119-26122, 26133-26134, 26261,
26348 & 26442-443, 26365-26366, 26382, 26389, 25258,
26111, 26682, 26311, 26647, 26648, 26655, 26672, 25698-
25699, 25856, 26147, 26572, 26683, 25700-25701, 26110,
26688, 26689, 26646,         26806-26810, 24900-901, 25690-
25691, 25215, 25717 and 25870 of 2015.

W.P.Nos.25693-697 & 25764-768/2015:

Between:

1.     C.Prakash,
       S/o.L.Shivalingaiah,
       Aged 57 years,
       R/o Chikkamudavadi Village
       Kanakapura Taluk,
       Ramangar Dist.

2.     Smt.Chikkammannamma,
       W/o.Krishna,
       Aged 35 years,
       R/o.Thimmegowdanadoddi,
       Byalalu Dakle,
       Kanakapura Taluk,
       Ramangar Dist.
                                    2


3.    Mahesh,
      S/o.Bhadre Gowda,
      Aged 33 years, R/o Bylalu Village
      Kanakapura Taluk,Ramangar Dist.

4.    Prashanthkumar,
      S/o.Puttalingaiah,
      Aged 38 years, R/o Chikkamudavadi Village
      Kanakapura Taluk, Ramangar Dist.

5.    Smt.Padmavathi,
      W/o.Shanbulingaiah,
      Aged 46 years, R/o.Chikkamudavadi Village
      Kanakapura Taluk, Ramangar Dist.

6.    Y.Narasimha Murthy
      S/o.Vairamudi Gowda,
      Aged 30 years, R/o.Chikkenahalli Village
      Anajawadi Dakhle, Kanakapura Taluk,
      Ramangar Dist.

7.    Munindra,
      S/o Kenche Gowda, Aged 39 years,
      Anajawadi Dakhle, R/o Chikkenahalli Village,
      Kanakapura Taluk, Ramangar Dist.

8.    Smt.Sujatha.B.
      W/o Narayanaswamy,
      Aged 37 years, Anajawadi Dakhle,
      R/o Chikkenahalli Village, Kanakapura Taluk,
      Ramangar Dist.

9.    Smt.Bhagyamma,
      W/o Doddarangappa,
      Aged 45 years, Anajawadi Dakhle,
      R/o Chikkenahalli Village, Kanakapura Taluk,
      Ramangar Dist.

10.   Shivalingaiah,
      S/o Late Basavaiah, Aged 57 years,
      R/o Anajawadi, Kanakapura Taluk,
      Ramangar Dist.                                 ...Petitioners

(By Sri.M.R.Rajagopal, Advocate)
                                    3


And:

1.     The State of Karnataka,
       By its Secretary, Department of
       Rural Development & Panchayat Raj,
       Vikasa Soudha,
       Bangalore.

2.     The State Election Commission,
       By its Commissioner,
       Sheshadri Road, Bangalore.

3.     The Deputy Commissioner,
       Ramanagar District,
       Ramanagar.

4.     The Tahsildar,
       Kanakapura Taluk,
       Kanakapura.                                    ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w.Sri.D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                ******
       These Writ Petitions are filed under Articles 226 & 227 of the
Constitution of India praying to quash the impugned Notification dated
12.6.2015 issued by the R-3 Dy.Commissioner and published in the
Karnataka Gazette dated 17.6.2015 as per Annexure-D.

W.P.No.24504/2015

Between:

Indramma,
W/o.Chandrashekaraiah,
Aged 34 years,
Member of Gram Panchayat,
Doddagangavadi Gram Panchayat,
Ramnagar Taluk & District.                            ...Petitioner

(By Sri.L.Srinivasa Babu, Adv.,)

And:

1.     State of Karnataka,
                                      4


       Rep. by the Principal,
       Secretary to Department of Rural
       Development and Panchayat Raj,
       M.S.Building,
       Dr.Ambedkar Veedhi,
       Bangalore.

2.     The Deputy Commissioner,
       Ramanagar District,
       Ramanagar.

3.     The Doddagangawadi Gram Panchayat,
       Doddagangawadi,
       Ramanagar Taluk,
       Ramanagar District,
       Represented by its
       Panchayat Development Officer.     ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the reservation made to the post of President
or Vice President in respect of respondent, Doddagangawadi Gram
Panchayat, Ramanagar Taluk and District is concerned, vide Ann-F
Prajavani news paper dated 10.6.2015.

W.P.No.24631/2015

Between:

B.C.Channigaramaiah,
Aged 60 years,
S/o.Late Chandrayappa,
Belavatta Village, Kadaba Hobli,
Gubbi Taluk, Tumakuru District.                          ...Petitioner

(By Sri.Vinaya Keerthy.M., Adv.,)

And:

1.     The Deputy Commissioner &
       District Election Officer,
       Tumakuru District,
                                      5


       Tumakuru.

2.     Tahsildar & Taluk Election Officer,
       Gubbi Taluk,
       Tumakuru District.                             ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
  a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
  Sri K.N.Phanindra, Advocate for State Election Commission)

                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the impugned notification dated 5.5.2015 vide
Ann-E issued by the R1.

W.P.Nos.25083-85/2015

Between:

1.     Lakshmi,
       Aged 45 years,
       W/o.Nagaraju,
       R/a.Karadigudda Village,
       Marasnige Post,
       Mudigere Taluk,
       Chikkamagalur District.

2.     Shakunthala,
       Aged 36 years,
       W/o.Ananth,
       R/a.Kandya Man,
       Karadigudda Village,
       Marasnige Post,
       Mudigere Taluk,
       Chikkamagalur District.

3.     Cicilia Lobo,
       Aged 43 years,
       R/a.Loretto Estate,
       Yedurur Road,
       Hirebyle Post,
       Mudigere Taluk,
       Chikkamagalur District.                             ...Petitioners

(By Sri.Vivek.S.Reddy, Sr.Counsel for
 Subba Reddy.K.N., Adv.,)
                                      6


And:

1.     State of Karnataka,
       Rep. by its Secretary,
       Department of Rural
       and Panchayat Raj,
       M.S.Building,
       Bangalore.

2.     The Deputy Commissioner,
       Chikkamagalur District.

3.     The Assistant Commissioner,
       Chikkamagalur District.

4.     The Tahsildar, Mudigere Taluk,
       Chikkamagalur District.

5.     Karnataka State Election Commission,
       Rep. by Chief Election Commissioner,
       No.8, 1st Floor, KSCMF Building,
       Cunnigham Road,
       Bangalore.                                ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                               ******
       These petitions are filed under Articles 226 and 227 of the
Constitution of India praying to quash the notification issued by the
respondents dated 8.6.2015 in so far as Taluk Panchayath, Mudigere
Taluk, Chikkamagaluru District reserving the post of President to Cat-A
(Women) General, vide Ann-A.

W.P.Nos.25543-25554/2015

Between:

1.     T.C.Manjunath,
       S/o.Chikkachinnaiah,
       Aged 42 years,
       R/a.Manjunathanagara,
       Magadi Main Road,
       Tavarekere,
       Bangalore South Taluk,
                                  7


     Bangalore.

2.   T.V.Anand,
     S/o.Late Venkataraimaiah,
     Aged 29 years,
     R/a.S.P.G.Layout,
     Magadi Main Road,
     Tavarekere,
     Bangalore South Taluk,
     Bangalore.

3.   Govindaraju,
     S/o.Giriyappa,
     Aged 25 years,
     R/a.Ambedkar Veedhi,
     Magadi Main Road,
     Tavarekere,
     Bangalore South Taluk,
     Bangalore.

4.   Yeshodha,
     W/o.Muniraju,
     Aged 30 years, R/o.Kuvempunagar,
     Magadi Main Road, Tavarekere,
     Bangalore South Taluk,
     Bangalore.

5.   Ashwini,
     W/o.Nagesh.V.
     Aged 26 years, R/a.Meghala Beedi,
     Magadi Main Road, Tavarekere,
     Bangalore South Taluk,
     Bangalore.

6.   Hemamalini,
     W/o.T.L.Kempegowda,
     Aged 28 years. R/a.Raaj Beedi,
     Magadi Main Road, Tavarekere,
     Bangalore South Taluk,
     Bangalore.

7.   H.Ramaiah,
     S/o.Hanumantaiah,
     Aged 34 years, R/a.Raaj Beedi.
     Magadi Main Road, Tavarekere,
     Bangalore South Taluk,
     Bangalore.
                                    8


8.     B.K.Prabha,
       W/o.T.G.Krishnamurthy,
       Aged 26 years,
       R/a.Orakeri Beedi,
       Magadi Main Road,
       Tavarekere,
       Bangalore South Taluk,
       Bangalore.

9.     Siddaraju,
       S/o.Revanna,
       Aged 27 years,
       R/a.Orakeri Beedi,
       Magadi Main Road,
       Tavarekere,
       Bangalore South Taluk,
       Bangalore.

10.    Mamatha,
       W/o.Gangaraju,
       Aged 24 years,
       R/a.Orakeri Beedi,
       Magadi Main Road,
       Tavarekere,
       Bangalore South Taluk,
       Bangalore.

11.    Neelavathi,
       W/o.Gangaraju,
       R/a.S.P.G.Colony,
       Magadi Main Road,
       Tavarekere,
       Bangalore South Taluk,
       Bangalore.

12.    Gangaraju,
       S/o.Hanumathaiah,
       Aged 43 years,
       R/a.S.P.G.Colony,
       Magadi Main Road,
       Tavarekere,
       Bangalore South Taluk,
       Bangalore.                      ...Petitioners

(By Sri.T.Seshagiri Rao., Adv.,)
                                      9


And:

1.     Government of Karnataka,
       Department of Panchayatraj,
       And Rural Development,
       M.S.Building,
       Bangalore.
       Rep. by its Secretary.

2.     State Election Commissioner,
       State of Karnataka,
       Cunningham Road,
       Adjacent to Chandrika Hotel,
       Bangalore.

3.     The Deputy Commissioner,
       Bangalore Urban,
       K.G.Road, Bangalore.

4.     The Addl. Deputy Commissioner,
       Bangalore Urban,
       K.G.Road, Bangalore.

5.     The Asst. Commissioner,
       Bangalore South Taluk,
       Kandaya Bhavan,
       K.G.Road, Bangalore.

6.     The Tahsildar,
       Bangalore South Taluk,
       Kandaya Bhavan,
       K.G.Road, Bangalore.

7.     The Election Tahsildar,
       Bangalore South Taluk,
       D.C.Office Premises,
       Kandaya Bhavan,
       K.G.Road, Bangalore.                    ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
  a/w. Sri.D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                 ******
       These petitions are filed under Articles 226 and 227 of the
Constitution of India praying to quash the Ann-2 one passed by the R3
                                    10


dated 17.6.2015 relating to the post of President of Tavarekere Gram
Panchayat found at Sl.No.1 of Ann-D.

W.P.Nos.25573-74/2015

Between:

1.    Ranganath,
      S/o.Doddaiah,
      Age 43 years,
      Kalagala pet,
      Arakere Village & Post,
      S.R.Patna. Mandya Dist.

2.    M.Suresh,
      S/o.Madaiah,
      Aged 43 years,
      R/a.Kalagala pet,
      Arakere Village & Post,
      S.R.Patna. Mandya Dist.                         ...Petitioners

(By Sri.Shivaramu.H.C., Adv.,)
And:

1.    State of Karnataka,
      By its Secretary,
      Dep. of Rural Development and Panchayat Raj,
      M.S.Builduing,
      Ambedkar Veedhi,
      Bangalore.

2.    Deputy Commissioner,
      Mandya Dist. Mandya.

3.    Karnataka State Election Commission,
      Behind K.S.C.M.F.Building,
      No.8, 1st Floor, Cunningham Road,
      Bangalore, By its Secretary.

4.    Arakere Grama Panchayath,
      Arakere, S.R.Patna Taluk,
      Mandya Taluk, Tumkur Dist.
      By its Secretary.                           ...Respondents

(By Sri.Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
                                    11


Sri K.N.Phanindra, Advocate for State Election Commission)

                                ******
       These petitions are filed under Articles 226 and 227 of the
Constitution of India praying to quash the notification dated 11.6.2015
issued by the Dy.Commissioner Mandya vide Ann-G by issuing a writ in
the nature of certiorari.

W.P.No.25576/2015

Between:

Kamalamma,
W/o.Late Shivalingaiah, Age 46 years,
R/o.Hosahalli Village, Holalagunda Post,
Amruthuru Hobli,
Kunigal Taluk,
Tumkur Dist.                                      ...Petitioner

(By Sri.Mahesh.R.Uppin, Adv.,)

And:

1.     State of Karnataka,
       By its Secretary,
       Dep. Of Rural Development and Panchayat Raj,
       M.S.Builduing,
       Ambedkar Veedhi,
       Bangalore.

2.     Deputy Commissioner,
       Tumkur Dist.
       Mandya.

3.     Karnataka State Election Commission,
       Behind K.S.C.M.F.Building,
       No.8, 1st Floor, Cunningham Road,
       Bangalore,
       By its Secretary.

4.     Kodagihalli Grama Panchayath,
       Amruthuru Hobli.
       Kunigal Taluk,
       Tumkur Dist.
       By its Secretary.                          ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
                                     12


 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri.K.N.Phanindra, Advocate for State Election Commission)
                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the notification dated 17.6.2015 issued by the
Dy.Commissioner, Tumkur vide Ann-D.

W.P.No.26042/2015

Between:

H.Y.Ramesh.
S/o.Yellareddy,
Aged 48 years,
No.296, Handenahalli,
Post & Village,
Via Sarjapura, Anekal Taluk,
Bangalore.                                               ...Petitioner

(By Smt.Sumana Baliga.M., Adv.,)

And:

1.     The Deputy Commissioner,
       Bangalore Dist.
       Bangalore.

2.     Karnataka State Election Commission,
       Behind K.S.C.M.F.Building,
       No.8, 1st Floor, Cunningham Road,
       Bangalore,

3.     Gram Panchayat,
       Handenahalli,
       Rep. by its Secretary,
       Handenahalli,
       Anekal Taluk,
       Banalore Dist.

4      State of Karnataka,
       By its Secretary,
       Dep. Of Rural Development and Panchayat Raj,
       M.S.Builduing,
       Ambedkar Veedhi,
       Bangalore.                         ...Respondents
                                     13


(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)
                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the reservation Matrix dated 15.6.2015 issued
by the R1 vide Ann-E so far as Handenahalli Gram Panchayat is
concerned.

W.P.Nos.26065-67/2015

Between:

1.     M.R.Rajanna,
       S/o.Ramanna,
       Aged 37 years,
       R/a.Masthenhalli Village,
       Srinivasapura Taluk,
       Kolar Dist.

2.     Venkat Reddy,
       S/o.Venkatappa,
       Aged 37 years,
       R/a.Gondahalli Village,
       Masthenhalli Panchayath,
       Srinivasapura Taluk,
       Kolar Dist.

3.     B.V.Narayanaswami,
       S/o.R.Venkatesh Gowda,
       Aged 40 years,
       R/a.Bagallahalli Village,
       Masthenhalli Panchayath,
       Srinivasapura Taluk,
       Kolar Dist.                                       ...Petitioners

(By Sri.Y.R.Sadasiva Reddy, Sr.Counsel for
 Sri.DeepakJ.,Adv.,)

And:

1.     State of Karnataka,
       By its Secretary,
       Dep. Of Rural Development and Panchayat Raj,
       M.S.Builduing,
       Ambedkar Veedhi,
                                   14


      Bangalore.

2.    State Election Commission,
      Karnataka State Co-Operative Marketing
      Federation Building,
      Cunningham Road,
      Bangalore,
      Rep. by its Commissioner.

3..   The Deputy Commissioner,
      Kolar dist.

4.    Bhairganahalli Gram Panchayat,
      Bhairganahalli,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

5.    Koorigepalli Grama Panchayath,
      Koorigepalli,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

6.    Yaramavarapalli Grama Panchayath,
      Yaramavarapalli,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

7.    Mudhimmadagu Grama Panchayath,
      Mudhimmadagu,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

8.    Royalpadu Grama Panchayath,
      Royalpadu,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

9.    Addagalu Grama Pnchayath,
      Addagalu,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.
                                 15


10.   Gownipalli Grama Panchayath,
      Gownipalli,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

11.   Kodipalli Grama Panchayath,
      Kodipalli,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

12.   Thadigola Grama Panchayath,
      Thadigola,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

13.   Nelavanki Grama Panchayath,
      Nelavanki,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

14.   Lakshmipura Grama Panchayath,
      Lakshmipura,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

15.   Pulaguru Kote Grama Panchayath.
      Pulaguru,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

16.   Sommayagipalli Grama Panchayath,
      Sommayagipalli,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

17.   Ronooru Grama Panchayath,
      Ronnoru,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.
                                    16


18.   Arrikunte Grama Panchayath,
      Arrikunte, Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.

19.   G.Thimmasandra Grama Panchayath,
      G.Thimmasandra,
      Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.

20.   Hodhali Grama Panchayath,
      Hodhali, Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.

21.   Muthakapalli Grama Panchayath,
      Muthakapalli, Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.

22.   Yeldur Grama Panchayath,
      Yeldur, Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.

23.   Chaldiganahalli Grama Panchayath,
      Chaldiganhalli,
      Srinivasapura Taluk,
      Kolar Dist.
      Rep. by its Secretary.

24.   Nubbenhalli Grama Panchayath,
      Nubbenhalli, Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.

25.   Masthenhalli Grama Panchayath,
      Masthenhalli, Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.

26.   Dalasanoor Grama Panchayath,
      Dalasanoor, Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.

27.   Lakshmisagara Grama Panchayath,
      Lakshmisagara, Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.

28.   Kollathuru Grama Panchayath,
      Kolathuru, Srinivasapura Taluk,
      Kolar Dist. Rep. by its Secretary.    ...Respondents
                                     17


(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                               ******
       These petitions are filed under Articles 226 and 227 of the
Constitution of India praying to quash the Special Gazette notification
published on 25.5.2015 issued by the R2 vide Ann-C.

W.P.No.26098/2015

Between:

S.K.Prabhakara,
S/o.D.H.Kempegowda,
Age 35 years,
Melkote Hobli, Pandavapura Taluk,
Mandya Dist.                                          ...Petitioner

(By Sri.Shivaramu.H.C., & Mahesh.R.Uppin, Advs.,)

And:

1.     State of Karnataka,
       By its Secretary,
       Dep. Of Rural Development and Panchayat Raj,
       M.S.Builduing,
       Ambedkar Veedhi,
       Bangalore.

2.     The Deputy Commissioner,
       Mandya Dist. Mandya.

3.     Karnataka State Election Commission,
       Behind K.S.C.M.F.Building,
       No.8, 1st Floor, Cunningham Road,
       Bangalore, By its Secretary.

4.     Sunkathonnur Grama Panchayat,
       Sunkathonnur Village & Post.
       Pandavapura Taluk,
       Mandya Dist.
       By its Secretary.                       ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
                                     18


 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for
 State Election Commission)
                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the notification dated 12.6.2015 issued by the
Deputy Commissioner Mandya vide Ann-G.

W.P.No.26106/2015

Between:

T.M.Sathish.
W/o.Nanjundaiah, Age 34 years,
R/o.Tharedakuppe Village, Kunigal Taluk,
Tumkur Dist.                                        ...Petitioner

(By Sri.Mahesh.R.Uppin, Adv.,)

And:

1.     State of Karnataka,
       By its Secretary,
       Dep. Of Rural Development and Panchayat Raj,
       M.S.Builduing,
       Ambedkar Veedhi,
       Bangalore.

2.     The Deputy Commissioner,
       Tumkur Dist.
       Tumkur.

3.     Karnataka State Election Commission,
       Behind K.S.C.M.F.Building,
       No.8, 1st Floor, Cunningham Road,
       Bangalore,
       By its Secretary.

4.     Taredakuppe Grama Panchayat,
       Taredakuppe Village,
       Kunigal Taluk,
       Tumkur Dist.
       By its Secretary.                          ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w.Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
                                      19


 Sri K.N.Phanindra, Advocate for State Election Commission)

                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the notification dated 17.6.2015 issued by the
Deputy Commissioner, Tumkur, vide Ann-D in so far as the R4
Panchayath is concerned.

W.P.No.26135/2015

Between:

K.Geetha,
W/o.Shivarama,
Age 28 years,
R/o.Boralinganapalya,
Bilidevalaya Post,
Kasaba Hobli,
Kunigal Taluk,
Tumkur Dist.                                        ...Petitioner

(By Sri.R.B.Sadasivappa, Adv.,)

And:

1.     State of Karnataka,
       By its Secretary,
       Panchayat Raj Department,
       M.S.Builduing,
       Bangalore.

2.     Karnataka State Election Commission,
       K.R.Circle,
       Bangalore,
       By its Commissioner.

3.     The Deputy Commissioner,
       Kunigal Taluk, Tumkur Dist.                ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the impugned notification dated 13.6.2015
                                    20


issued by the R3 vide Ann-C fixing the reservation for various fixing
categories for the post of President and Vice President and in particular
reference to Sl.No.6 i.e., for Bilidevalaya Grama Panchayath, Kasaba
Hobli, Kunigal Taluk, Tumkur Dist.

W.P.Nos.25165-25167/2015:

BETWEEN:

1.     Shilpa.
       W/o.Raghu.V.
       Member,
       Bintravalli Grama Panchayat,
       R/o.Ganesh Nagar,
       Post Kudaragundi Post,
       Koppa,
       Chikkamagalur Dist.

2.     Saroja,
       W/o.Krishnamurthy,
       Aged 36 years,
       Member,
       Bintravalli Grama Panchayat,
       Pathamakki,
       Post Kudaragundi Post,
       Koppa,
       Chikkamagalur Dist.

3.     Krishna.K.B.
       S/o.Babu Pujari.
       Aged 38 years,
       Member,
       Bintravalli Grama Panchayat,
       Mavinakatte House,
       Post Kudaragundi Post,
       Koppa,
       Chikkamagalur Dist.                     ...Petitioners

(By Sri.Pruthvi Wodeyar, Adv.,)

AND:

1.     State of Karnataka,
       Rural Development and Panchayat Raj Development,
       M.S.Building,
       Bangalore.
       Rep. by its Secretary.
                                  21



2.    State Election Commission,
      Karnataka State Co-Operative Marketing Federation
      Building,
      Cunningham Road,
      Bangalore.
      Rep. by its Commissioner.

3.    The Deputy Commissioner,
      Chikkamagalur Dist.

4.    Bintravalli Grama Panchayat,
      Balagadi,
      Koppa Taluk,
      Chikkmagalur Dist.
      By its Secretary.

5.    Chavalamane Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

6.    Hirekodige Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

7.    Harandnur Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.
8.    Kesave Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

9.    Bhandigadi Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

10.   Shanuvalli Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

11.   Niluvagilu Grama Panchayat,
                                    22


      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

12.   Hariharapura Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

13.   Asagodu Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

14.   Koppa Rural Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

15.   Maritotlu Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

16.    Nuggi Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

17.   Narasipura Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

18.   Tuluvinakoppa Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

19.   Bhuvankote Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

20.   Jayapur Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
                                   23


      By its Secretary.

21.   Hiregade Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

22.   Agalagandi Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

23.   Guddetota Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

24.   Herur Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.

25.   Attikodige Grama Panchayat,
      Koppa Taluk,
      Chickmagalur Dist.
      By its Secretary.                       ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                *******
       These writ petitions are filed under Articles 226 and 227 of the
Constitution of India praying to quash Ann-C dated 25.5.2015 issued by
R3.

W.P.No.25568/2015

BETWEEN:

S.K.Kumar,
S/o.Dodda Kariyappa,
Aged 28 years,
R/o.M.Siddarahatti,
Nuggehalli Hobli,
Channarayapatna Taluk,
                                     24


Hassan Dist.                                        ...Petitioner

(By Ramesh.K.R., Adv.,)

AND:

1.     State of Karnataka,
       Rep. by its Secretary,
       Dept of Rural Development
       And Panchayat Raj,
       Vidhana Soudha,
       Bangalore.

2.     Deputy Commissioner,
       Hassan Dist,
       Hassan.

3.     State Election Commission,
       No.8, 1st Floor, Cunnigham Road,
       Bangalore.                                  ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)
                                *******
       This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to quash the impugned notification dated
12.6.2015 issued by the R2 at Ann-E in so far as it relates to the election
of Adhyaksha of Thagaduru Grama Panchayat, Channarayapatna Taluk,
Hassan Dist.

W.P.Nos.25612-613/2015

BETWEEN:

1.     Anusooya.
       W/o.K.Siddaiah,
       Aged 57 years,
       Member, Kadakola Gram Panchayat,
       R/a.No.42,
       Harijana Beedi,
       Mantagahalli Village,
       Kasaba Hobli, Mysore Taluk,
       Mysore.

2.     Chandramma,
                                    25


       W/o.Bheerayya,
       Aged 62 years,
       Member, Kadakola Gram Panchayat,
       R/a.No.262, Kadakola Village,
       Mysore Taluk, Mysore.                           ...Petitioners

(By Sri.Ravi.K.H. Adv.,)

AND:

1.     State of Karnataka,
       By its Secretary,
       Dept. of Panchayat Raj Dept & Rural Development,
       Vikas Soudha,
       Bangalore.
2.     State Election Commission,
       Karnataka State Co-Operative
       Marketing Federation Building,
       Cunningham Road,
       Bangalore.
       By its Commissioner.

3.     The Deputy Commissioner,
       Mysore Dist,
       Mysore.

4.     Secretary,
       Kadakola Gram Panchayat,
       Kadakola Village, Mysore Taluk,
       Mysore Dist.                                ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w. Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                  *****
       These writ petitions are filed under Articles 226 and 227 of the
Constitution of India praying to quash the notification dated 12.6.2015 at
Ann-H issued by the R3.

W.P.No.25657/2015:

Between:

Mahabaleshwara,
S/o Janardhana,
                                     26


Aged about 39 years, Member
Maruthipura Grama Panchayath
Hosanagara Taluk
Shivamogga Dist.                                         ...Petitioner

(By Sri G.N.Anantapadmanabha, Advocate)

And:

1.     The State of Karnataka,
       By its Secretary to Government,
       Department of
       Rural Development & Panchayat Raj,
       M.S.Building,
       Bangalore.

2.     The Deputy Commissioner,
       Shivamogga District,
       Basavanagudi,
       Shivamogga.

3.     Maruthipura Grama Panchayath,
       Rep.by its Panchayat Development Officer,
       Maruthipura Village and Post,
       Hosanagara Taluk,
       Shivamogga Dist.                                  ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w.Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                ********
       This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to declare that the reservation for the posts
of Adhyaksha and Upadhyaksha of Maruthipura Grama Panchayat
announced on 9.6.2015 in Sri.Vidhya Sangha Ranga Mandira, Hosanagara
Taluk, at 3.00 p.m. which is published in the Special Gazette dated
9.6.2015 by the Dy.Commissioner of Shivamogga Dist., vide Ann-D as
null and Void and not binding on this petitioner.

W.P.No.25702/2015:

Between:

Venkatesh @ Papanna
S/o.late Papanna,
                                     27


Aged about 37 years,
R/at No.73, Lingapura Village,
Kasaba Hobli, Anekal Taluk,
Bangalore Dist.                                         ...Petitioner

(By Sri H.P.Leeladhar, Advocate)

And:

1.     State of Karnataka,
       By its Chief Secretary
       Dr.B.R.Ambedkar Road,
       Vidhanasoudha,
       Bangalore.

2.     The Chief Election Commissioner,
       Govt.of Karnataka
       Near Maharani's College Circle
       Seshadri Road, Bangalore

3.     The Under Secretary
       State Election Commission,
       Bangalore.

4.     The Deputy Commissioner,
       Bangalore Urban Dist,
       Bangalore.

5.     Haragadde Grama Panchayath
       Anekal Taluk,
       Bangalore District,
       Rep.By Panchayath Development
       Officer.                                         ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w.Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                   *******
        This Writ Petition is filed under Articles 226 & 227 of the
Constitution of India praying to quash the Notification issued by the R-2
under Annexure-A made by the R-4 so far as the petitioner's panchayath
viz., the Haragadde Grama Panchayath found at Sl.No.8 of Annexure-A.
                                    28


W.P.No.25840/2015

BETWEEN:

Mahdevamma,
W/o.Mahadev Nayaka,
46 years,
R/a.Uthavalli village and post,
Chamarajnagar Taluk & Dist.                        ...Petitioner

(By Sri.T.A.Karumbaiah, Adv.,)

AND:

1.     State of Karnataka,
       Panchayat Raj Dept,
       Vikas Soudha,
       Dr.B.R.Ambedkar Veedhi,
       Bangalore.
       Rep. by its Secretary,

2.     The Deputy Commissioner,
       Chamarajangar Dist,
       Chamarajnagar.

3.     Shivapura Gram Panchayat,
       Shivapura, Chamarajnagar,
       Taluk & Dist.
       Rep. by Panchayat Development Officer.       ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w.Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                  *****
       This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to quash Ann-C the notification dated
10.6.2015 by the R2 and notified on 15.6.2015 at Ann-A at Sl.No.6
relates to the 3rd Panchayat is concerned and issue a direction to R1 and
2 to allocate the post of Adhyaksha to schedule tribe Lady Category to
the election to be held on 27.6.2015 or in the future date.
W.P.Nos.25857-861/2015

BETWEEN:

1.     Annaiah,
                                      29


       S/o.Late Dodda Gowda,
       Aged 57 years,
       R/a.Gidduvenapatna Village,
       Bindenahlli Post,
       Devalapura Hobli,
       Nagamangala Taluk,
       Mandya Dist.

2.     B.K.Ramaswamy,
       S/o.Late Kanchegowda,
       Aged 46 years.
       R/a.Bheemanahalli Village,
       Devalapura Hobli,
       Nagamangala Taluk,
       Mandya Dist.

3.     B.S.Mahesh Kumar,
       S/o.Late Siddegowda,
       Aged 42 years,
       R/a.G.Bommanahalli Village & Post,
       Devalapura Hobli,
       Nagamangala Taluk,
       Mandya Dist.

4.     Chikkamma,
       W/o.Kemparaju,
       Aged 32 years,
       R/a.G.Bommanahalli Village & Post,
       Devalapura Hobli,
       Nagamangala Taluk,
       Mandya Dist.

5.     Jogaiah,
       S/o.Late Boraiah,
       Aged 46 years,
       R/a.Madenatti Village,
       G.Bommanahalli Village & Post,
       Devalapura Hobli,
       Nagamangala Taluk,
       Mandya Dist.                              ...Petitioners

(By Sri.Sangamesh.R.B, Adv.,)

AND:

1.     State Election Commission of Karnataka,
       Sheshdari Road,
                                      30


       Bangalore,
       Rep. by its Commissioner.

2.     The Deputy Commissioner,
       Mandya Dist,
       Mandya.                                     ...Respondents

(By Sri.Prof. Ravivarma Kumar, A.G.
  a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanidra for State Election Commission)

                                ******
       These writ petitions are filed under articles 226 and 227 of the
Constitution if India praying to quash the notification at Ann-B dated
12.6.2015 issued by R2 in so far as reserving the office of Adhyaksha for
General Category in respect of Bheemanahalli Gram Panchayath,
Namangala Taluk, Mandya Dist, is concerned which is provided at serial
number 20 of Ann-B.

W.P.No.26068-70/2015:

Between:

1.     Sri G.V.Ramesh
       S/o. Venkatesh Gowda
       Aged about 39 Years
       Gujjanahalli Village
       Mudiyanoor Post
       Mulabagilu Taluk
       Kolar District.

2.     Srinivasa Gowda,
       S/o. Nache Gowda,
       Aged about 46 Years,
       R/at.Nichere Kunte,
       Koladevi Post,
       Mulabagilu Taluk,
       Kolar District.

3.     Kamallama
       W/o. Venkataramappa
       Aged about 49 Years
       Mudiyanoor Village and Post
       Mulabagilu Taluk
       Kolar District.                                   ...Petitioners
                                      31


(By Sri.Y.R.Sadasiva Reddy, Senior Counsel for
 Sri.Deepak.J., Adv.)

And:

1.        State of Karnataka,
          Department of Panchayat Raj
          And Rural Development
          By its Secretary
          Vidhana Soudha
          Bangalore.

2.        State Election Commission,
          Karnataka State Cooperative Marketing Federation
          Building,
          Cunningham Road,
          Bangalore.
          Represented by its Commissioner.

3.        The Deputy Commissioner,
          Kolar District.

4.        Agara Grama Panchayath
          Agara
          Mulabagilu Taluk
          Kolar District-563127
          Represented by its Secretary.

5.        H.Golahalli Grama Panchayath
          H Golahalli
          Mulabagilu Taluk
          Kolar District-562102
          Represented by its Secretary.

     6.   Gudipalli Grama Panchayath
          Gudipalli
          Mulabagilu Taluk
          Kolar District-562102
          Represented by its Secretary.

 7.       Rajendrahalli Grama Panchayath
          Rajendrahalli
          Mulabagilu Taluk
          Kolar District-562102
          Represented by its Secretary.

     8.   Hebbani Grama Panchayath
                                  32


      Hebbani
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

 9.   Mushtooru Grama Panchayath
      Mushtooru
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

10.   Byrakuru grama panchayath
      Byrakuru
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

11.   Amblikal Grama Panchayath
      Amblikal
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

12.   Kurudamale Grama Panchayath
      Kurudamale
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

13.   Mudiyanoor Grama Panchayath
      Mudiyanoor
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

14.   Uthanuru Grama Panchayath
      Uthanuru
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

15.   Kappalamadagu Grama Panchayath
      Kappalamadagu
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.
                                  33


16.   Nangli Grama Panchayath
      Nangli
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

17.   Mudhugere M Gadooru Grama Panchayath
      Mudhugere M Gadooru
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

18.   Allangooru Grama Panchayath
      Allangooru
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

19.   Hanumenahalli Grama Panchayath
      Hanumenahalli
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

20.   Devarayasandra Grama Panchayath
      Devarayasandra
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

21.   Gummakal Grama Panchayath
      Gummakal
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

22.   Malanayakanahalli Grama Panchayath
      Malanayakanahalli
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

23.   Yamanetha Grama Panchayath
      Yamanetha
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.
                                  34



24.   Balla Grama Panchayath
      Balla
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

25.   Avani Grama Panchayath
      Avani
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

26.   Oorukunte Mitturu Grama Panchayath
      Oorukunte Mitturu
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.
27.   Mothakapalli Grama Panchayath
      Mothakapalli
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

28.   Thayaloor Grama Panchayath
      Thayalooru
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

29.   Thimmaravuthanahalli Grama Panchayath
      Thimmaravvuthanahalli
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

30.   Dhoolapali Grama Panchayath
      Dhoolapali
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.

31.   Angondanahalli Grama Panchayath
      Angondanahalli
      Mulabagilu Taluk
      Kolar District-562102
      Represented by its Secretary.
                                    35



32.    Sonnavadi Grama Panchayath
       Sonnavadi
       Mulabagilu Taluk
       Kolar District-562102
       Represented by its Secretary.               ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanidra, Adv. for State Election Commission)

                                *****
       These Writ Petitions are filed under Articles 226 & 227 of the
Constitution of India praying to quash the special gazette notification
published on 25.5.2015 issued by the r-2 vide Annexure-C, and etc.

W.P.No.26083/2015

BETWEEN:

Vishwanath,
S/o.Nagaraja Reddy,
Aged 31 years,
R/a.Hosahalli,
Sasalu Village.
Doddaballapur Taluk,
Bangalore Rural Dist.                                    ...Petitioner

(By Sri.T.Seshagiri Rao, Adv.,)

AND:

1.     The State of Karnataka,
       Dept of Panchayatraj and Rural Development,
       M.S.Building,
       Bangalore.
       Rep. by its Secretary.

2.     State Election Commissioner,
       State of Karnataka,
       Cunnigham Road,
       Adjacent to Chandrika Hotel,
       Bangalore.

3.     The Deputy Commissioner,
       Bangalore Rural,
                                      36


      Bangalore.

4.    The Addl. Deputy Commissioner,
      Bangalore Rural,
      V.V.Tower,
      Bangalore.

5.    The Asst. Deputy Commissioner,
      Doddaballapura Sub-Division,
      Taluk Office Building,
      Doddaballapura.

6.    The Tahsildar,
      Doddaballapur,
      Taluk Office, Doddaballapur.

7.    The Election Tahsildar,
      Doddaballapura,
      D.C.Office Premises,
      V.V.Tower,
      Bangalore.                                ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w.Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                 ******
       This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to quash the Ann-D8 on passed by the R3
dated 18.6.2013 relating to the post of President of Hosahalli Gram
Panchayath found at Sl.No.7 of Ann-D8 to the W.P.

W.P.No.26091/2015

BETWEEN:

Gangamma,
W/o.Ningappa,
Aged 45 years,
R/o.Devarabelakere Post,
Harihar Taluk,
Davanagere Dist.                                    ...Petitioner

(By Sri.A.Hanumanthappa, Adv.,)
                                   37


AND:

1.     The State of Karnataka,
       Rep. by its Secretary,
       Dept of Rural Development & Panchayat Raj, (RDPR)
       Karnataka Govt,
       Secretariat, M.S.Building,
       Bangalore.

2.     The State Election Commission
       In Karnataka,
       No.18, 1st Floor,
       Cunningham Road,
       Bangalore.

3.     The Deputy Commissioner,
       Davanagere Dist,
       Davanagere D.C.Office,
       Davanagere.                                ...Respondents

(By Sri Prof.Ravivarma Kumar, Advocate General,
 a/w.Sri D.Nagaraj, AGA and
 Smt.Shwetha Kirshnappa, HCGP for State,
 Sri K.N.Phanindra, Advocate for State Election Commission)

                                 *******
        This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to quash the reservation made in favour of
Devarabelekere Gram Panchayat for Adhyaksha in favour of BCM-A which
is contrary to the Article 243-D and State Election Commission.44 of the
Act vide Ann-D issued by the R3.

W.P.Nos.26092-26094/2015 :

Between :

1.     Lakshminarayana Gowda G.V.,
       Aged about 55 Years
       S/o. Late Venkataswamappa
       R/at. Gokhare, Binnamangala
       Devanahalli Taluk
       Bangalore Rural District.

2.     M. Ramanjanaiah
       Aged about 59 Years
       S/o. M. Muddanna
       R/at. Yeliyur Village
                                    38


       Devanahalli Taluk
       Bangalore Rural District.

3.     Y.M. Prabhakar
       Aged about 33 Years
       s/o. Muninarayanappa
       R/at Yeliyur Village
       Devanahalli Taluk
       Bangalore Rural District.                   ...Petitioners

(By Sri C.M. Nagabushana & Sri K.S. Uday, Advs.)

And:

1.     State of Karnataka
       Department of Panchayat Raj
       And Rural Development
       M.S. Buildings
       Dr. B.R. Ambedkar Veedhi
       Bangalore
       Represented by its Secretary.

2.     The Deputy Commissioner
       Bangalore Rural District
       Podium Block, V.V. Tower
       Bangalore.

3.     State Election Commission
       Behind K.S.C.M.F. Building
       No.81, Cunningham Road
       Bangalore
       Represented by its Principal Secretary.

4.     Yeliyur Grama Panchayat
       Yeliyr, Devanahalli Taluk
       Bangalore Rural District
       Represented by its
       Panchayat Development Officer.

5.     Smt. Yeshodamma
       Aged about 60 years
       W/o. P. Anjinappa
       R/at Yeliyur Village
       Devanahalli Taluk
       Bangalore Rural District.

6.     Smt. D. Shaila
                                      39


       Aged about 40 years
       W/o. Y.M. Ramesh
       R/at Yeliyur Village
       Devanahalli Taluk
       Bangalore Rural District.

7.     Smt. T. Swetha
       Aged about 26 years
       W/o. Krishnappa
       R/at Yeliyur Village
       Devanahalli Taluk
       Bangalore Rural District.

8.     Smt. Shoba
       Aged about 40 years
       W/o. Dhananjaya
       R/at Gokhare, Binnamangala
       Devanahalli Taluk
       Bangalore Rural District.

9.     Smt. Ashwini
       Aged about 25 years
       W/o. Manjunath
       R/at Gokhare, Binnamangala
       Devanahalli Taluk
       Bangalore Rural District.

10.    Smt. Roopa
       Aged about 30 years
       W/o. Anjinappa
       R/at Thammenahalli
       Devanahalli Taluk
       Bangalore Rural District.

11.    Smt. Nethramma
       Aged about 25 years
       W/o. Munikrishnappa
       R/at Bommanahalli
       Devanahalli Taluk
       Bangalore Rural District.                  ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
  a/w. Sri.D.Nagaraj A.G.A.,
Smt. Shwetha Krishnappa, H.C.G.P. for State
Sri K.N. Phanindra, Adv. for State Election Commission)

                                   *******
                                   40


       These Writ Petitions are filed under Articles 226 & 227 of the
Constitution of India praying to quash the notification issued by the
respondent No.2 at Annexure-B, and etc.

W.P.Nos.26119-26122/2015:

Between:

1.     Sri.H.V.Mithun,
       S/o. Vijay H N
       Aged about 28 years
       Hangallu Village & Post
       Somwarpet Taluk
       Kodagu District.

2.     Nathish Mandanna
       S/o H S Mandanna
       Aged about 36 years
       Chowdlu Village
       Matanalli Post
       Somwarpet Taluk
       Kodagu District.

3.     Sri Surendra S. B.
       S/o. S S Belliappa
       Aged about 43 years
       Thakeri Village & Post
       Somwarpet Taluk
       Kodagu District.

4.     Sri Biju
       S/o Late Mathew
       Aged about 42 years
       Mallur Village
       Nakoor Sringala Post
       Somwarpet Taluk
       Kodagu District.                           ...Petitioners

(By Sri.Chandrakanth R.Patel, Adv.)

And:

1.     State of Karnataka
       Department of Panchayat Raj,
       and Rural Development,
       By its Secretary,
       Vidhana Soudha,
                                 41


     Bangalore-560 001

2.   State Election Commission
     Karnataka State Cooperative Marketing Federation Building
     Cunningham Road
     Bangalore -01
     Represented by its Commissioner.

3.   The Deputy Commissioner
     Kodagu District.

4.   Kodlipet Grama Panchayath
     Kodlipet,
     Somwarpet Taluk
     Kodagu District-571 236
     Represented by its Secretary.

5.   Byadagotta Grama Panchayath
     Byadagotta
     Somwarpet Taluk
     Kodagu District-571 236
     Represented by its Secretary.

6.   Besoor Grama Panchayath
     Besoor
     Somwarpet Taluk
     Kodagu District-571 236
     Represented by its Secretary.

7.   Handli Grama Panchayath
     Handli
     Somwarpet Taluk
     Kodagu District-571 236
     Represented by its Secretary.

8.   Shanivarsanth Grama Panchayath
     Shanivarsanth
     Somwarpet Taluk
     Kodagu District-571 236
     Represented by its Secretary.

9.   Dhundalli Grama Panchayath
     Dhundalli
     Somwarpet Taluk
     Kodagu District-571 236
     Represented by its Secretary.
                                  42


10.   Nidtha grama panchayath
      Nidtha
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

11.   Alooru Siddap Grama Panchayath
      Alooru Siddap
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

12.   Gowdalli Grama Panchayath
      Gowdalli
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

13.   Dhoddamalthe Grama Panchayath
      Dhoddamalthe
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

14.   Shanthalli Grama Panchayath
      Shanthalli
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

15.   Tholuru Shetta Grama Panchayath
      Tholuru Shetta
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

16.   Bettadhalli Grama Panchayath
      Bettadhalli
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

17.   Hanagallu Grama Panchayath
      Hanagallu
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.
                                  43


18.   Chowdlu Grama Panchayath
      Chowdlu
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

19.   Belooru Grama Panchayath
      Belooru
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

20.   Kiragandhoor Grama Panchayath
      Kiragandhoor
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

21.   Aigoor Grama Panchayath
      Aigoor
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.
22.   Nerugalale Grama Panchayath
      Nerugalale
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

23.   Ganagoor Grama Panchayath
      Ganagoor
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

24.   Nellihudikeri Grama Panchayath
      Nellihudikeri
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

25.   Valnur Thyaga Grama Panchayath
      Valnur Thyaga
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.
                                  44


26.   Nanjarayapatt Grama Panchayath
      Nanjarayapatt
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

27.   Gudde Hosoor Grama Panchayath
      Gudde Hosoor
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

28.   Koodige Grama Panchayath
      koodige
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

29.   Koodu Mangal Grama Panchayath
      Koodu Mangal
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

30.   Mullusoge Grama Panchayath
      Mullusoge
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

31.   Hebbale Grama Panachayath
      Hebbale
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

32.   Thorenoor Grama Panchayath
      Thorenoor
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

33.   Shrirangala Grama Panchayath
      Shrirangala
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.
                                  45


34.   Chettalli Grama Panchayath
      Chettalli
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

35.   Kedhakal Grama Panchayath
      Kedhakal
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

36.   Kodagaralli Grama Panchayath
      Kodagaralli
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

37.   Kambibane Grama Panchayath
      Kambibane
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

38.   7TH Hosakote Grama Panchayath
      7th Hosakote
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

39.   Nakooru Shira Grama Panchayath
      Nakooru Shira
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

40.   Suntikoppa Grama Panchayath
      Suntikoppa
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.

41.   Haradhoor Grama Panchayath
      Haradhoor
      Somwarpet Taluk
      Kodagu District-571 236
      Represented by its Secretary.
                                    46



42.    Madhapura Grama Panchayath
       Madhapura
       Somwarpet Taluk
       Kodagu District-571 236
       Represented by its Secretary.

43.    Garvale Grama Panchayath
       Garvale
       Somwarpet Taluk
       Kodagu District-571 236
       Represented by its Secretary.               ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
  a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri K.N. Phanindra, Adv. for State Election Commission)

                               ******
       These Writ Petitions are filed under Articles 226 & 227 of the
Constitution of India praying to quash Annexure-D dated 16.6.2015
issued by the respondent No.3.

W.P.Nos.26133-26134/2015:

Between:

1.     Sri.Channaiah
       Aged about 42 years
       S/o. Channanjaiah
       R/at 311-D, Hanagoodu
       Hunasur Taluk
       Mysore District.

2.     Smt. Pujashivananju
       Aged about 32 years
       W/o. Shivananju
       R/at. 304, Hanagoodu
       Hunasur Taluk
       Mysore District.                               ...Petitioners

(By Sri S.R.Krishna Kumar, Adv.)

And:

1.     The State Election Commission
       By its Secretary
                                    47


       Department of Rural Development
       And Panchayath Raj
       M.S. Building
       Dr. Ambedkar Veedhi
       Bengaluru.

2.     The State Election Commission
       No.1, Cunningham Road
       Bangalore.

3.     The Deputy Commissioner
       Mysore Dist.
       Mysore.

4.     Hanagoodu Grama Panchayat
       Hunsur Taluk
       Mysore District
       Represented by its Secretary.               ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri. D. Nagaraj A.G.A.,
 Smt.Shwetha Krishnappa, H.C.G.P. for State
 Sri K.N. Phanidra, Adv. for State Election Commission)

                               ******
       These Writ Petitions are filed under Articles 226 & 227 of the
Constitution of India praying to quash the impugned notification at
Annexure-E dated 13-6-2015 issued by the respondent No.3.

W.P.No.26261/2015:

Between:

Mr. N.S.Sudhakar,
Aged about 43 years,
S/o.Late N.B. Subbe Gowda,
R/at. Niduvale Post & Village,
Mudigere Taluk,
Chikmagalur District-533177.
                                                            ...Petitioner
(By Sri K.Shashikiran Shetty, Sr.Counsel for
 Smt.Latha Shetty, Advocate)

And:

1.     The State of Karnataka,
       Represented by Principal Secretary,
                                    48


       Department of Rural Development & Panchayat Raj
       Vidhana Soudha,
       Bangalore-560001.

2.     The Deputy Commissioner,
       Rural Development and Panchayat Raj,
       Chikmagalur District,
       Chikmagalur-577101.                                 ...Respondents

(By Sri.Prof.Ravivarma Kumar, A.G.
 a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv., for State Election Commission)

                                    ******
       This Writ Petition is filed under Articles 226 & 227 of the
Constitution of India praying to declare that the reservation in favour of
Chairperson of the Panchayat, construed to be filled up by the elected
members of that category along in view of Section 44 (2) of the
Karnataka Panchayat Raj Act, 1993.

W.P.Nos.26348/2015 & 26442-443/2015

BETWEEN:

1.     T.Yella Reddy,
       S/o.Govinda Reddy,
       Aged 42 years,
       No.71, Arasanal Post,
       Harapanahalli Taluk,
       Davanagere Dist.

2.     T.Ananda Reddy,
       S/o.Vamadeva Reddy,
       Aged 34 years,
       No.71, Arasanal Post,
       Harapanahalli Taluk,
       Davanagere Dist.

3.     K.Phakir Naik,
       S/o.Kubya Naik,
       Aged 40 years,
       Kunchurkere Thanda,
       Kunchur Post,
       Harapanahalli Taluk,
       Davanagere Dist.                             ....Petitioners
                                     49


(By Sri.B.Sudhakar, Adv.,)

AND:

1.     Deputy Commissioner,
       Karur Industrial Area,
       Davanagere Dist,
       Davanagere.

2.     Kunchur Gram Panchayat,
       Kunchur Post,
       Harapanahalli Taluk,
       Davanagere.

3.     Karnataka State Election Commission,
       K.S.C.M.F.Building, Ann.8, 1st Floor,
       Cunnigham Road,
       Bangalore.                                       ...Respondents

(By Sri.Prof.Ravivarma Kumar, A.G.
 a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv., for State Election Commission)

                                 *******
       These writ petitions are filed under Articles 226 and 227 of the
Constitution of India praying to quash the notification dated 16.6.2015 in
so far as it relates to holding elections to the post of Adhyaksha and
Upadhyaksha of the R2 Panchayat at Ann-D.

W.P.Nos.26365-366/2015

Between:

1.     Sri.Bheemaiah
       S/o K.N. Changappa,
       Aged about 41 years,
       Guddehosur Village & Post,
       Somwarpet Taluk,
       Kodagu District.

2.     Sri.Mustappa
       S/o.Mohammed,
       Aged about 48 years,
       7th Hosakotte Village and Post,
       Somwarpet Taluk,
       Kodagu District                           ...Petitioners
                                   50


(By Sri.Chandrakanth.R.Patel, Adv.)

And:

1.     State of Karnataka
       Department of Panchayat Raj,
       and Rural Development,
       By its Secretary,
       Vidhana Soudha,
       Bangalore-560 001

2.     State Election Commission
       Karnataka State Co Operative Marketing Federation Building,
       Cunningham Road,
       Bangalore -01
       Represented by its Commissioner

3.     The Deputy Commissioner
       Kodagu District

4.     Kodlipet Grama Panchayath
       Kodlipet
       Somwarpet Taluk
       Kodagu District-571 236
       Represented By Its Secretary

5.     Byadagotta Grama Panchayath
       Byadagotta
       Somwarpet Taluk
       Kodagu District-571 236
       Represented By Its Secretary

6.     Besoor Grama Panchayath
       Besoor
       Somwarpet Taluk
       Kodagu District-571 236
       Represented By Its Secretary

7.     Handli Grama Panchayath
       Handli
       Somwarpet Talu
       Kodagu District-571 236
       Represented By Its Secretary

8.     Shanivarsanth Grama Panchayath
       Shanivarsanth
                                  51


      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

9.    Dhundalli Grama Panchayath
      Dhundalli
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

10.   Nidtha Grama Panchayath
      Nidtha
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

11.   Alooru Siddap Grama Panchayath
      Alooru Siddap
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

12.   Gowdalli Grama Panchayath
      Gowdalli
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

13.   Dhoddamalthe Grama Panchayath
      Dhoddamalthe
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

14.   Shanthalli Grama Panchayath
      Shanthalli
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

15.   Tholuru Shetta Grama Panchayath
      Tholuru Shetta
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary
                                  52


16.   Bettadhalli Grama Panchayath
      Bettadhalli
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

17.   Hanagallu Grama Panchayath
      Hanagallu
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

18.   Chowdlu Grama Panchayath
      Chowdlu
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

19.   Belooru Grama Panchayath
      Belooru
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

20.   Kiragandhoor Grama Panchayath
      Kiragandhoor
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

21.   Aigoor Grama Panchayath
      Aigoor
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

22.   Nerugalale Grama Panchayath
      Nerugalale
      Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary

23.   Ganagoor Grama Panchayath
      Ganagoor
      Somwarpet Taluk
                                  53


      Kodagu District-571 236
      Represented By Its Secretary

24.   Nellihudikeri Grama Panchayath
      Nellihudikeri
      Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

25.   Valnur Thyaga Grama Panchayath
      Valnur Thyaga
      Somwarpet Taluk, Kodagu District-571 236
      Represented By Its Secretary

26.   Nanjarayapatt Grama Panchayath
      Nanjarayapatt
      Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

27.   Gudde Hosoor Grama Panchayath
      Gudde Hosoor
      Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

28.   Koodige Grama Panchayath
      Koodige
      Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

29.   Koodu Mangal Grama Panchayath
      Koodu Mangal
      Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

30.   Mullusoge Grama Panchayath
      Mullusoge
      Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

31.   Hebbale Grama Panachayath
      Hebbale,Somwarpet Taluk
                                    54


      Kodagu District-571236
      Rep By Its Secretary

32.   Thorenoor Grama Panchayath
      Thorenoor, Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

33.   Shrirangala Grama Panchayath
      Shrirangala, Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

34.   Chettalli Grama Panchayath
      Chettalli, Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

35.   Kedhakal Grama Panchayath
      Kedhakal, Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

36.   Kodagaralli Grama Panchayath
      Kodagaralli, Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

37.   Kambibane Grama Panchayath
      Kambibane, Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

38.   7TH Hosakote Grama Panchayath
      7th Hosakote, Somwarpet Taluk
      Kodagu District-571236 Rep By Its Secretary

39.   Nakooru Shira Grama Panchayath
      Nakooru Shira, Somwarpet Taluk
      Kodagu District-571236
      Rep By Its Secretary

40.   Suntikoppa Grama Panchayath
      Suntikoppa, Somwarpet Taluk
      Kodagu District-571 236
      Represented By Its Secretary
                                    55


41.    Haradhoor Grama Panchayath
       Haradhoor, Somwarpet Taluk
       Kodagu District-571 236
       Represented By Its Secretary

42.    Madhapura Grama Panchayath
       Madhapura, Somwarpet Taluk
       Kodagu District-571 236
       Represented By Its Secretary

43.    Garvale Grama Panchayath
       Garvale, Somwarpet Taluk
       Kodagu District-571 236
       Represented By Its Secretary.               ...Respondents

(By Sri.Prof.Ravivarma Kumar, A.G.
  A/W.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. For State
  Sri.K.N.Phanindra, Adv., For State Election Commission)

                                    *****
       These Writ Petitions are filed under Articles 226 & 227 of the
Constitution of India praying to quash Annexure-D dated 16.6.2015
issued by the R-3 and etc.

W.P.No.26382/2015:

Between:

Smt. Meenakshi, W/o. Ramachandra Reddy
Aged 45 years, Mantappa Grama Panchayat
Jigani Hobli, Anekal Taluk
Bangalore Urban District.                         ...Petitioner

(By Sri.B.Ramesh, Adv.)


And:

1.     The State Election Commission
       KSCMF Building, No.8, Cunningham Road
       Bengaluru,Represented by its Secretary.

2.     The Deputy Commissioner
       Bangalore Urban District, Bangalore.

3.     Mantapa Grama Panchayat
                                     56


       Anekal Taluk, Bangalore Urban District
       Represented by its
       Panchayath Development Officer.

4.     Prescribed Officer
       Mantapa Grama Panchayat
       Anekal Taluk
       Bangalore Urban District.                   ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
  a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)

                                 ******
       This Writ Petition is filed under Articles 226 & 227 of the
Constitution of India praying to quash the 2015 Term President and Vice
President Reservation Sheet, Taluk: Anekal in so far as Sl. No.13 Mantapa
is concerned, vide Annexure-A dated 22-6-2015.

W.P.No.26389/ 2015

Between:

Sri.Sundaresh.A.C.
S/o.A.T.Channappa Gowda,
Aged About 51 Years,
Jaipura Post, Koppa Taluk,
Chikmagaluru District-577123                              ...Petitioner

(By Sri.Gireesha Kodgi, Adv.)

And:

1.     State of Karnataka,
       Rep By Its Principal Secretary,
       Rural Development and
       Panchayath Raj Department,
       M.S. Building,Ambedkar Road,
       Bengaluru-01.

2.     Deputy Commissioner
       Chickmagalur District
       Chickmagaluru-577101.

3.     State Election Commissioner.
       State Election Commission Office,
                                     57


       KSCMF Building, Annex,
       # 8, Cunningham Road, Bengaluru-52.         ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
  a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)

                                  ******
       This petition is filed under articles 226 and 227 of the Constitution
of India praying to quash the notification dated 9.6.2015 vide ann-a
issued by the r-2 and quash the publication dated nil, for reservation for
the post of President and Vice President in Gram Panchayath in Koppa
Taluk, Chikmagalur District for the year 2015 vide Ann-b issued by the R-
2 and etc.

W.P.No.25258/2015

Between:

Smt. Sannamma
W/o. Govindappa
Aged about 53 years
R/o. Angadijogi Koppalu
Birur Hobli and Post
Kadur Taluk
Chikkamangalur.                                      ...Petitioner

(By Sri Raja Subrahmanya Bhat B., Adv.)

And:

1.     The State of Karnataka
       Represented by its Secretary
       Department of Rural Development
       and Panchayath Raj
       M.S. Building
       Bangalore 560001.

2.     The Deputy Commissioner
       Chikkamagalur District.

3.     The Assistant Commissioner
       Kadur Taluk
       Chikkamagalur District.
                                     58


4.     The Chief Executive and
       Panchayath Development Officer
       Hullihalli Village Panchayath                            Kadur
       Taluk
       Chikkamagalur District.                   ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri K.N. Phanindra, Adv. for State Election Commission)
                                      ******
       This Writ Petition is filed under Articles 226 & 227 of the
Constitution of India praying to quash the annexure-A decision as per
Sl.No.55 pertaining to Hulihalli Village Panchayat fixing the reservation
for the year 2015, issued by the Deputy Commissioner, Chikkamagalur,
as the same is violation to rotation system.


W.P.No.26111/2015

Between :

H.J. Prasanna Kumar, S/o. Jotheppa
Age 38 years, # 119, Hennagara Village- 560105
Jigani Hobli, Anekal Taluk
Bangalore Urban District.                      ... Petitioner

(By Smt. Sumana Baliga M., Adv.)

And:

1.     The Deputy Commissioner
       Bangalore Urban District, Bangalore 560001.

2.     Karnataka State Election Commission
       No.8, Cunningham Road, Bangalore 560052.

3.     Gram Panchayat, Hennagara
       Represented by its Secretary
       Hennagara, Anekal Taluk,
       Bangalore Urban District.

4.     State Of Karnataka
       Represented by its Secretary
       Rural development and
                                     59


       Panchayat Raj Department
       M S Building,
       Bangalore 560001.                            ... Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri K.N. Phanindra, Adv. for State Election Commission)

                                     *****

       This Writ Petition is filed under Articles 226 & 227 of the
Constitution of India praying to quash the notification dated 25.5.2015
issued by the r-2 vide annexure-C so far as anekal taluk is concerned,
and etc.

W.P.No.26682/ 2015

Between:

Smt.Kamalakshamma
W/o.Sri Suresh
Aged about 35 years,
Occupation: Household,
R/At B K Halli, Kariyala Post,
Hiriyur Taluk,
Chitradurga District-577511                     ...Petitioner

(By Sri.Prasanna.V.R., Adv.)

And:

1.     The State of Karnataka,
       Rep by its Secretary,
       Dept of Rural Devt & Panchayath Raj
       Vikasa Soudha,
       Bangalore-560001.

2.     The Deputy Commissioner,
       Chitradurga District,
       Chitradurga-577501.

3.     Kariyala Grama Panchayath,
       Rep By Its PDO,
       Kariyala, Hiriyur Taluk,
                                     60


       Chitradurga District-577511.

4.     The Prescribed Officer,
       (Under Rule 3 Of Karnataka
       Grama Panchayath
       (Election Of Adhyaksha & Upadyaksha)
       Rules 1995,
       Kariyala Grama Panchayath,
       Kariyala, Hiriyur Taluk,
       Chitradurga District-577511.

5.     The State Election Commission,
       Karnataka Bangalore,
       Rep By State Election Commissioner,
       KSCMF Building Annex,
       No.8, Cunningham Road
       Bangalore-52                                ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri K.N. Phanindra, Adv. for State Election Commission)

                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the notification dated 16.6.2015 issued by the
R-2 in so far as reserving the psot of adhyaksha of the R-3 Grama
Panchayath to the candidate elected from scheduled caste women
category vide Ann-A and etc.

W.P.No 26311/ 2015

Between:

Chandrakumar.T.
S/o.Thimmaiah.
Aged about 39 years,
R/o.Mellahalli Village,
Varuna Hobli.
Mysore Taluk & District.                                ...Petitioner

(By Sri.D.S.Hosmath, Adv. )

And:

1.     The Deputy Commissioner,
       Mysuru District, Mysuru-57001.
                                      61



2.     The Election Commissioner,
       K.S.C.M.S Building, Cunningham Road,
       Bengaluru-560052.

3.     Harohalli (Mellahalli Grama Panchayath,
       By Its Secretary (P.D.O),
       Mysore Taluk & District-570001.             ... Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri K.N. Phanindra, Adv. for State Election Commission)

                                   *******
        This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash notification dtd.12.6.2015 vide Annex-B issued
by R-1 so far it relates to Harohalli [Mellahalli Grama Panchayat] is
concerned and direct the respondents to reserve either post of President
or the post of Vice-President to the category of Backward-A General or to
restrict the period for half the term and etc.


W.P.No.26647/2015

Between:

R.Mallesh,
S/o.Late Rangaiah,
Aged about 38 years,
Residing at S.V. Street,
Mamballi-571442,
Yelandur Taluk,
Chamarajanagar District.                                 ...Petitioner

(By Sri.Nishanth.A.V, Adv.)

And:

1.     State Election Commission
       KSCMF Building, Annexe,
       No.8, Cunningham Road,
       Bengaluru-560052,
       Represented by its Secretary

2.     The Deputy Commissioner
       Chamarajanagar District,
                                     62


       Chamarajanagar-571313

3.     Mamballi Grama Panchayath
       Mamaballi-571442,
       Yelandur Taluk,
       Chamarajanagar District,
       Represented by its
       Panchayath Development Officer

4.     Prescribed Officer for Election of
       Adhyaksha and Upa-Adhyakasha of Mamballi Grama Panchayath,
       Mamballi-571442,
       Yelandur Taluk,
       Chamarajanagar District.               ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri K.N. Phanindra, Adv. for State Election Commission)
                                  *****

       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the 2015 term President and Vice President
reservation sheet, Taluk Yalandur in so far as Sl.No.11 Mamballi is
concerned vide at Annex-A and etc.

W.P.No.26648/2015

Between:

Mr. M. Srinivas
S/o. Late Mallaraju,
Aged about 33 years
R/at Janatha Block
B R Hills-571 442
Yelandur Taluk
Chamarajanagar District.                                  ...Petitioner

(By Sri. Nishanth A. V., Adv.)


And:

1.     State Election Commission
       KSCMF Building
       No.,8, Cunningham Road
       Bengaluru-560 052
                                    63


       Represented by its Secretary.

2.     The Deputy Commissioner
       Chamarajanagara District
       Chamarajanagar-571 313.

3.     Biligiri Rangana Betta Grama Panchayath
       B R Hills-571 442
       Yelandur Taluk
       Chamarajanagar district
       Represented by its
       Panchayath Development Officer.

4.     Prescribed Officer for Election of
       Adhyakasha and Upa-Adhyaksha of
       Biligiri Rangana Betta
       Grama Panchayath
       B R Hills-571 442
       Yelandur Taluk
       Chamarajanagar District.
                                                           ... Respondents
(By Sri Prof. Ravivarma Kumar, A.G.
  a/w. Sri. D. Nagaraj A.G.A.,
  Smt. Shwetha Krishnappa, H.C.G.P. for State
  Sri.K.N.Phanindra, Adv. for State Election Commission)

       This Writ Petition is filed under Articles 226 & 227 of the
Constitution of India praying to quash the 2015 Term President and Vice
President Reservation Sheet, Taluk Yalandur in so far as Sl.No.8 Biligiri
Rangana Betta is concerned vide at Annexure-A & etc.

W.P.No.26655/2015

Between :

Usha G G
W/o. Balakrishna
Aged about 30 years
R/at Maraliga Grama
Maraliga Grama Panchayath
Maddur Taluk
Mandya District 571 419.                                ...Petitioner

(By Sri.Sharath S. Gowda, Adv.)

And:
                                      64


1.     State of Karnataka
       Department of Panchayat Raj
       and Rural Development
       By its Secretary
       Vidhana Soudha
       Bangalore 560001.

2.     State Election Commission
       Karnataka State Cooperative
       Marketing Federation Building
       Cunningham road
       Bangalore 01
       Represented by its Commissioner.

3.     The Deputy Commissioner
       & District Election Officer
       Mandya District
       Mandya 571 401.

4.     Maralika Grama Panchayath
       Maddur Taluk
       Mandya District
       Pin Code 571 419.                        ... Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)

                                 *****
       This Writ Petition is filed under Articles 226 & 227 of the
Constitution of India praying to quash the notification dated.9.6.2015
issued by the r-3 in so far as declaring reservation to the post of
Adhyaksha to the category of schedule Caste [women] for the R-4 Grama
Panchayath vide annexure-A and etc.

W.P.No.26672/2015

Between:

Smt.Lakshmi Devamma,
W/o.Tirumalappa,
Aged about 39 years,
R/o.Venkatagiri Kote Village,
Vijayapura Hobli,
Devahalli Taluk,
Bangalore Rural District.                                 ...Petitioner
                                     65


(By Sri.S.N.Aswathanarayan, Adv.)

And:

1.     State Of Karnataka
       Represented By Its Secretary,
       Department Of Panchayat Raj,
       And Rural Development
       M S Building,
       Bangalore 560001

2.     The Election Commissioner
       Karnataka State,
       Behind K S C M F Building,
       No.8, 1st Floor,
       Cunningham Road,
       Bangalore 560052

3.     The Deputy Commissioner
       Bangalore Rural District ,
       Bangalore.                                      ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)
                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the order vide Ann-D, the notification dated
16.6.2015 issued by the R-3 authority providing reservation to post of
Adhyaksha, Grama Panchayat of Venkatagiri Kote, to S.C. Woman
Category and direct the R-3 authority to modify the order vide Ann-D
dated 16.6.2015 with respect to providing reservation to S.T. - Women to
the post of Adhyaksha, Grama Panchayat of Venkatagiri Kote and etc.

W.P.Nos.25698-99/2015:

Between:

1.     P.Nagesh
       S/o.Pillegowda, 40 years,
       Elected Member
       Kannamangalapalya Grama Panchayath
       Kasaba Hobli,
       Devanahalli Taluk.

2.     N.Narayanaswamy,
                                    66


       S/o Nagappa, 58 years,
       Elected Member
       Kannamangalapalya Grama Panchayath
       Kasaba Hobli,
       Devanahalli Taluk.                                 ...Petitioners

(By Sri N.R.Naik, Advocate)

And:

1.     State of Karnataka,
       By its Secretary,
       Panchayath Raj,
       Bangalore.

2.     The Deputy Commissioner,
        Bangalore Rural Dist, Bangalore.

3.     The State Election Commission,
        By its Secretary
        Karnataka state Co-operative
        Marketing Building,
       1st Floor, No.8, Cunningham Rd.,
       Bangalore.

4.     The Secretary,
       Kannamangala Grama Panchayath
       Kasaba Hobli, Doddaballapur.                       ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)

                                    *****
       These Writ Petitions are filed under Articles 226 & 227 of the
Constitution of India praying to quash and set aside the order dated
16.6.2015 issued by the R-2 based on election Notification vide
Annexure-B.

W.P.No.25856/2015

Between:

Nataraj.H.P.
S/o.Patalappa,
Aged 58 years,
                                    67


Elected Member, Hamam Ward,
Shivapura Village,
Konaghatta Grama Panchayat,
Kasaba Hobli,
Doddaballapura Taluk.                               ...Petitioner

(By Sri.Naik.N.R.Adv.,)

And:

1.     State of Karnataka,
       Rep. by its Secretary,
       Panchayat Raj, Vidhana Soudha,
       Bangalore.

2.     The Deputy Commissioner,
       Bangalore Rural District,
       Bangalore.

3.     The State Election Commission,
       By its Secretary,
       Karnataka Co-Operative Marketing Building
       1st Floor, No.8, Cunningham, Road,
       Bangalore.

4.     The Secretary, Konaghatta Grama Panchayat,
       Kasaba Hobli, Doddaballapur.                       ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)

                                *******
       This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to quash and set aside the order dated
18.6.2015 issued by the R2 based on election notification vide Ann-B.

W.P.No.26147/2015

Between:

Anand.D.P.
S/o.Puttaiah,
Aged 32 years,
Elected Member,
Dananayakahalli Grama,
                                   68


Badenahalli Grama Panchayat,
Belur Taluk,
Hassan District.                                     ...Petitioner

(By Sri.Naik.N.R.,Adv.,)

And:

1.     State of Karnataka,
       Rep. by its Secretary,
       Panchayat Raj, Vidhana Soudha,
       Bangalore.

2.     The Deputy Commissioner,
       Hassan District,
       Hassan.

3.     The State Election Commission,
       By its Secretary,
       Karnataka Co-Operative Marketing Building
       1st Floor, No.8, Cunningham, Road,
       Bangalore.

4.     The Secretary,
       Bantenahalli Grama Panchayat,
       Bantenahalli, Belur Taluk,
       Hassan Dist.                                ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
  a/w. Sri.D.Nagaraj A.G.A.,
  Smt. Shwetha Krishnappa, H.C.G.P. for State
  Sri.K.N.Phanindra, Adv. for State Election Commission)
                                  ******
        This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to quash and set aside the notification
issued by the Deputy Commissioner, Hassan District on 11.6.2015 fixing
the reservation for Adhyaksha General category and for Upadhyaksha
General female based on election notification vide Ann-B.

W.P.No.26572/2015

BETWEEN:

Sharadamma, W/o.Srinivasa, Aged 35 years,
Member Grama Panchayat,
Tuppadakona Constituency,
Ramalingapura Grama Panchayat,
                                      69


Sira Taluk, Tumkur Dist.                            ...Petitioner

(By Sri.Hegde.V.S.,Adv.,)

And:

1.     State Election Commission,
       Cunningham Road, Bangalore.
       Rep. by its Secretary.

2.     The Deputy Commissioner,
       Tumkur Dist, Tumkur.

3.     The Returning Officer,
       Ramalingapura Grama Panchayat,
       Sira Taluk, Tumkur Dist.                   ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)
                                *******
       This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to direct the R1 to hold the lections to
Madenahalli I (General Lady and Scheduled Caste) and Madenahalli -2
(General Lady) of 35, Ramalingapura Grama Panchayat forthwith.

W.P.No.26683/2015

Between:

Janakamma,
W/o.Srinivas, Aged 50 years,
Household. R/a.Jyothinagar,
Javanagondanahalli, Hiriyur Taluk,
Chitradurga Dist.                                 ...Petitioner

(By Sri.Prasanna.V.R.,Adv.,)

And:

1.     State of Karnataka,
       Rep. by its Secretary,
       Dep. Of Rural Dev. & Panchayat Raj,
       Vikasa Soudha, Bangalore.

2.     The Deputy Commissioner,
                                    70


       Chitradurga Dist, Chitradurga.

3.     Javanagondanahalli Grama Panchayat,
       Rep. by its PDO, Javanagondanahalli,
       Hiriyur Taluk, Chitradurga.

4.     The Prescribed Officer,
       (Under Rule 3 of the Karnataka Grama Panchayath
       (Election of Adhyaksha and Upadhyaksha) Rules 1995.
       Javanahalli Grama Panchayath,
       Javanagondanahalli, Hiriyur Taluk,
       Chitradurga.

5.     The State Election Commission,
       Karnataka, Bangalore,
       Rep. by State Election Commissioner.,
       KSCMF Building, Ann-No.8,
       Cunnigham Road, Bangalore.                  ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
  a/w. Sri.D.Nagaraj A.G.A.,
  Smt. Shwetha Krishnappa, H.C.G.P. for State
  Sri.K.N.Phanindra, Adv. for State Election Commission)
                                 *******
        This writ petition is filed under Articles 226 and 227 of the
Constitution of India praying to quash the notification dated 16.6.2015
issued by the R2 in so far as reserving the post of Adhyaksha of the R3
Grama Panchayat to the candidate elected from Scheduled Caste
category vide Ann-A.

W.P.Nos.25700-701/2015

Between:

1.     Sri.K.M.Ambareesh,
       S/o.Late Muniyappa,
       Aged about 33 years,
       Elected Member, Basahatti Grama Panchayath,
       Kasaba Hobli, Doddaballapur.

2.     Smt.B.R.Radhamani,
       W/O Krishnamurthy, Aged About 45 Years
       Elected Member Basahatti Grama Panchayath Kasaba Hobli,
       Doddaballapur                                ...Petitioners

(By Sri.Naik N R, Adv.)
                                     71


And:

1.     State of Karnataka,
       By Its Secretary,
       Panchayath Raj, Bangalore.

2.     The Deputy Commissioner
       Bangalore Rural District, Bangalore.

3.     The State Election Commission
       By Its Secretary. Karnataka State Co Operative
       Marketing Building,
       1st Floor, No.8,Cunningham Road,
       Bangalore-560 052.

4.     The Secretary,
       Basahatti Grama Panchayath,
       Kasaba Hobli,
       Doddaballapur.                                     ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)
                                *****
       These petitions are filed under Articles 226 and 227 of the
Constitution of India praying to quash and set aside the order dated
18.6.2015 issued by the r-2 based on election notification vide Ann-B and
etc.

W.P.No.26110/2015

Between:

M.Manjula,
W/o.Ramesh Reddy,
Aged about 43 years,
Narayanaghatta,
Muttnalluru-560 099,
Post & Village,
Via Sarjapura,Anekal Talu,
Bangalore District.                                ... Petitioner

(By Smt.Sumana Baliga.M., Adv.,)
                                     72


And:

1.     The Deputy Commissioner
       Bangalore District, Bangalore-560 001

2.     Karnataka State Election Commission
       No.8, Cunningham Road, Bangalore-560 052

3.     Gram Panchayat, Handenahalli,
       Represented by its Secretary,
       Handenahalli-562 125. Anekal Taluk,
       Bangalore District

4.     State of Karnataka,
       Represented by its Secretary,
       Rural Development And
       Panchayat Raj Department,
       M S Building,
       Bangalore-560 001.                             ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)
                                   ******
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the reservation matrix dated 15.6.2015 issued
by the R-1 vide Ann-D so far as Muttanalluru Gram Panchayat is
concerned.

W.P.No.26688/2015

Between:

Sri.K.Krishnamurthy,
S/o.Late Kalappa, Aged About 58 Years,
Residing At No.39/7, Kadabagere Post,
Bangalore North Taluk,
Bangalore 562 130.                                 ...Petitioner

(By Sri.T.Seshagiri Rao, Adv.,)

And:

1.     Government of Karnataka,
       Department of Panchayathraj
       and Rural Development
                                     73


       M S Building,
       Bangalore 560 001,
       Represented By Its Secretary.

2.     State Election Commissioner,
       State of Karnataka, Cunningham Road,
       Adjacent To Chandrika Hotel, Bangalore 560052.

3.     The Deputy Commissioner,
       Bangalore Urban, K G Road,
       Bangalore 560002.

4.     The Additional Deputy Commissioner,
       Bangalore Urban,
       K G Road, Bangalore 560002.

5.     The Assistant Commissioner,
       Bangalore North Taluk, Kandaya Bhavan,
       K G Road, Bangalore 560 002.

6.     The Tahsildar,
       Bangalore North Taluk,
       Kandaya Bhavan, K G Road,
       Bangalore 560 002.

7.     The Election Tahsildar,
       Bangalore North Taluk,
       D C Office Premises, K G Road,
       Bangalore 560002.                            ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)
                                   *****
       This petition is filed under Articles 226 and 227 of the Constituion
of India praying to quash of annex-f one passed by the R-3
dtd.24.6.2015 relating to the post of President of Kadabageree gram
panchayath found at Sl.No.17 of Annex-F.

W.P.No.26689/2015

Between:

Mr.R.Venkategowda,
S/o.Late R.C. Ramakrishnaiah,
Aged About 45 Years,
                                     74


R/A Reddihalli Village And Post,
Devanahalli Taluk,
Bengaluru Rural 562129                                      ...Petitioner

(By Sri.Nishanth.A.V., Adv.,)

And:

1.     State Election Commission,
       Kscmf Building,
       Annexe, No.8,Cunningham Road,
       Bengaluru 560052. Represented By Its Secretary.

2.     The Deputy Commissioner
       Bengaluru Rural District, V.V. Tower, Bengaluru 560001.

3.     Bettakote Grama Panchayath
       Bettakote 562110 Devanahalli Taluk,
       Bengaluru Rural District,
       Represented by its Panchayath Development Officer.
4.     Prescribed Officer to the Election Of
       Adhyaksha And Upa-Adhyakasha Of Bettakote Grama Panchayath,
       Bettakote Grama Panchayath Bettakote 562110
       Devanahalli Taluk,
       Bengaluru Rural District                ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)
                                 ********
       This petition is filed under Articles 226 and 227 of the Constitution
of India praying to quash the notification dtd.16.6.2015 in so far as
Sl.No.24-Bettakote Gram Panchayath is concerned vide Annex-A.

W.P.No 26646 Of 2015

Between:

Mr K Siddaraju,
S/o.Late Kenchaiah,
Aged about 38 years,R/At Thimmarajipura,
Kempamapalya Post-571 440
Kollegal Taluk,
Chamarajanagar District.                              ... Petitioner

(By Sri.Nishanth.A.V., Adv.,)
                                     75


And:

1.     State Election Commission,
       KSCMF Building,Annexe, No.8,Cunningham Road,
       Bengaluru-560 052. Represented By Its Secretary,

2.     The Deputy Commissioner,
       Chamarajanagar District, Chamarajanagar-571 313.

3.     Thimmarajipura Grama Panchayath,
       Thimmarajipur-571440
       Kollegala Taluk, Chamarajanagar District
       Represented by its
       Panchayath Development Officer.

4.     Prescribed Officer to the Election Of
       Adhyaksha And Upa-Adhyakasha Of
       Thimmarajipur Grama Panchayath
       Thimmarajipur-571 440
       Kollegala Taluk
       Chamarajanagar District.                   ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)
                                       *****
       This petition is filed under Articles 226 and 227 of the Constituion
of India praying to quash the 2015 term President and Vice-President
reservation sheet, taluk Kollegal in so far as Sl.No.35 Thimmarajipur
Grama Panchayath is concerned, vide Anenx-A.

W.P.Nos.26806-26810/2015:

Between:

1.     Subramanya.S.Rao,
       S/o.Swamy Rao B, Aged about 35 years
       R/at.Sonalle Head Post,
       Hosanagara Taluk,
       Shimoga-577 418.

2.     Sri.Kalli Yogendra
       S/o.Krishna Naik, Aged about 42 years,
       R/a.Dombekoppa, Haratalu Post,
       Hosanagara Taluk, Shimoga-577 418
                                   76


3.     Sri.H.Shivananda, S/o.Holiyappa Gowda,
       Aged About 44 Years
       R/A Mavinakatte, Mumbaru Post,
       Hosanagara Taluk,
       Shimoga-577 418

4.     Sri.Jai Prakash,
       S/o.Bacchaiya Shetty,
       Aged About 45 Years, R/A "Radhika"
       Koduru Head Post, Hosanagara Taluk,
       Shimoga-577 418

5.     Sri.Subramanya V N
       S/o.Nagappa Adiga, Aged About 45 Years,
       R/A Kanivebhagilu, Haniya Post,
       Hosanagara Taluk,
       Shimoga-577 418.                              ...Petitioners

(By Sri.Vinayaka.B., Adv.,)

And:

1.     State of Karnataka,
       Represented By Its Secretary,
       Department Of Rural Development
       & Panchayat Raj,
       Vidhanasoudha,
       Bengaluru-560 001

2.     Karnataka State Election Commission
       Bengaluru,Represented By
       State Election Commission
       Cunningham Road,
       Bangalore-560 001

3.     The Deputy Commissioner,
       Shivamogga District,
       Shivamogga.                                   ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)
                                    *****
                                   77


       These petitions are filed under Articles 226 and 227 of the
Constitution of India praying to quash the impugned notification
dtd.9.6.2015 [vide Anenx-A] in so far it relates to hosanagara taluk.

W.P.Nos.24900-24901/2015

Between:

1.     S.Venkatesh, S/o.M.Sonappa,
       Aged 48 years. Belluty Village,
       Malamachanahalli Post, Shidlagatta Taluk,
       Chickballapur Dist.

2.     Shivashankarappa,
       S/o.Ulappa, Aged 45 years,
       Sagaturu Village. Jangamakotte Post,
       Shidlagatta Taluk,
       Chickballapur Dist.                         ...Petitioners

(By Sri.Jayakumar.S.Patil, Sr.Adv., for Mahammed Tahir, Adv.,)

And:

1.     State of Karnataka,
       By its Secretary,
       Panchayat Raj Department & Rural Development,
       By its Secretary, Vidhana Soudha,
       Bangalore.

2.     Karnataka State Election Commission,
       K.R.Circle,
       Bangalore,
       By its Commissioner.

3.     The Deputy Commissioner,
       Chickabalapur Dist.

4.     Abludu Grama Panchayath,
       Abludu,
       Shidlagatta Taluk,
       Chickabalapura Dist.
       Rep. by its Secretary.

5.     Anur Grama Panchayath,
       Anur,
       Shidlagatta Taluk,
       Chickabalapura Dist.
                                 78


      Rep. by its Secretary.

6.    Baktharahalli Grama Panchayath,
      Baktharahalli,
      Shidlagatta Taluk,
      Chickabalapura Dist.
      Rep. by its Secretary.

7.    Bashetnahalli Grama Panchayath,
      Bashetnahalli,
      Shidlagatta Taluk,
      Chickabalapura Dist.
      Rep. by its Secretary.

8.    Chimangala Grama Panchayath,
      Chimangala, Shidlagatta Taluk,
      Chickabalapura Dist.
      Rep. by its Secretary.

9.    Devaramaulur Grama Panchayath,
      Devaramaulur,
      Shidlagatta Taluk,
      Chickabalapura Dist.
      Rep. by its Secretary.

10.   Dibburahalli Grama Panchayath,
      Dibburahalli,
      Shidlagatta Taluk,
      Chickabalapura Dist.
      Rep. by its Secretary.

11.   Doddathekalahalli Grama Panchayath,
      Doddathekalahalli,
      Shidlagatta Taluk,
      Chickabalapura Dist.
      Rep. by its Secretary.

12.   Ganjigunta Grama Panchayath,
      Ganjigunta,
      Shidlagatta Taluk,
      Chickabalapura Dist.
      Rep. by its Secretary.

13.   Handiganala Grama Panchayath,
      Handiganala,
      Shidlagatta Taluk,
      Chickabalapura Dist.
                                   79


      Rep. by its Secretary.

14.   Hospate Grama Panchayath,
      Hospate, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

15.   Jangamakote Grama Panchayath,
      Jangamakote, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

16.   Kothanur Grama Panchayath,
      Kothanur, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

17.   Kumbiganahalli Grama Panchayath,
      Kumbiganahalli, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

18.   Kundalagurki Grama Panchayath,
      Kundalagurki, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

19.   Malamachanahalli Grama Panchayath,
      Malamachanahalli, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

20.   Mallur Grama Panchayath,
      Mallur, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

21.   Melur Grama Panchayath,
      Melur, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

22.   Nagamangala Grama Panchayath,
      Nagamangala, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

23.   Palicherlu Grama Panchayath,
      Palicherlu, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

24.   S.Devaganahalli Grama Panchayath,
      S.Devaganahalli, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

25.   Thammanahalli Grama Panchayath,
                                    80


      Thammanahalli, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

26.   Thimmanayakanahalli Grama Panchayath,
      Thimmanayakanahalli, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

27.   Thimmasandra Grama Panchayath,
      Thimmasandra, Shidlagatta Taluk,
      Chickabalapura Dist. Rep. by its Secretary.

28.   G.Venkatapura Grama Panchayath
      Venkataikapura, Shidlagatta Taluk,
      Chickballapur Dist, Rep.by its Secretary.

29.   Y.Hanasenahalli Grama Panchayath
      Y.Hansenahalli, Shidlagatta Taluk,
      Chickballapur Dist, Rep.by its Secretary.

30.   Talakaayalabetta Grama Panchayath
      Talakaayalabetta Shidlagatta Taluk,
      Chickballapur Dist,
      Rep.by its Secretary.                          ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)

                               ******
       These petitions are filed under Articles 226 and 227 of the
Constitution of India praying to direct the R-1 and 3 to allot the
reservation for Scheduled Tribe or BCM-B category as per the rotation
system as contemplated under Article 243D (5) of the Constitution of
India.

W.P.Nos.25690-25691/2015:

Between:

1.    Syed Afroz, S/o.Syed Muneer,
      Aged 31 years, Panchayath Member,
      Hulimangala Grama Panchayath,
      Hulimangala, Jigani Hobli, Anekal Taluk,
      Bangalore Urban Dist.

2.    Mohammed Younus,
                                     81


        S/o.Mohammed Yousuf, Aged 45 years.
        Panchayath Member, Hulimangala Grama Panchayath,
        Hulimangala, Jigani Hobli, Anekal Taluk,
        Bangalore Urban Dist.                    ...Petitioners

(By Sri.A.Shivarama, Adv.,)

And :

1.      State of Karnataka,
        Represented by Secretary,
        Department of Rural Development & Panchayat Raj
        Vidhana Soudha,
        Bangalore-560001.

2.      The State Election Commission,
        For the State of Karnataka, KSCMF Building Annex No.8,
        1st Floor, Cunningham Road, Bangalore.

3.      The Deputy Commissioner,
        Bangalore Urban Dist, Kandaya Bhavan,
        Kempegowda Road, Bangalore.

4.      The Asst. Commissioner,
        Bangalore South Sub-Division, Bangalore.

5.      The Panchayath Development Officer,
        Hulimangala Grama Panchayath,
        Hulimangala, Jigani Hobli, Anekal Taluk,
        Bangalore Urban Dist.                          ...Respondents

(By Sri.Prof. Ravivarma Kumar, A.G.
 a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanidra for State Election Commission)
                                      *****
        These Writ Petitions are filed under Articles 226 & 227 of the
Constitution of India praying to quash the notification dated 25.5.2015
vide Ann-B so far as fixing the reservation for 28 Grama Panchayats of
Anekal Taluk for the post of President and Vice President.

W.P.No.25215/2015:

Between:

Smt.K.Geetha, W/o.Nagaraj.H.N.
Aged 38 years, Member of Gram Panchayat,
                                    82


Hosuru Gram Panchayat, Gowribidanur Taluk,
Chikballapur Dist.                                  ...Petitioner

(By Sri.L.Srinivasa Babu, Adv.,)

And:

1.     State of Karnataka,
       Rep. by the Principal, Secretary to Dep. Of Rural
       Development and Panchayat Raj,
       M.S.Building, Dr.Ambedkar Road,
       Bangalore.

2.     The Deputy Commissioner,
       Chickballapur Dist. Chickballapur.

3.     The Hosuru Gram Panchayat,
       Hosuru, Gowribidanur Taluk,
       Chickballapur Dist. Rep. by its Panchayat
       Development Officer.                         ...Respondents

(By Sri.Prof. Ravivarma Kumar, A.G.
 a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanidra for State Election Commission)
                                  ******
        This writ petition is filed under articles 226 and 227 of the
Constitution if India praying to quash the reservation made to the post of
President and Vice President in respect of respondent Hosuru Gram
Panchayat, Gowribidanur Taluk, Chickballapur Dist., is concerned vide
Ann-C.

W.P.No.25717/2015:

Between:

E.Rajappa, S/o Nayaka Erappa
48 years, Panchayath Member
Doddabanahalli Grama Panchayath
Resident of Konadasanapura
Bidarahalli Hobli,
Bangalore East Dist.                           ...Petitioner

(By Sri A.Shivarama, Adv.)
                                    83


And:

1.     State of Karnataka
       Rep.by Secretary, Dept. of Rural development
       & Panchayath Raj, Vidhana Soudha, Bangalore.

2.     The State Election Commission,
       For the State of Karnataka, Cunningham Road,
       Bangalore.

3.     The Deputy Commissiioner,
       Bangalore Urban Dist, Kandaya Bhavana, Kempegowda, Rd.
       Bangalore.

4.     The Asst.Commissioner,
       Bangalore South Sub Division, Bangalore.

5.     The Panchayath Development Officer,
       Doddabanahalli Grama Panchayath
       Doddabanahalli Bidarahalli Hobli,
       Bangalore east Taluk.                            ...Respondents

(By Sri.Prof. Ravivarma Kumar, A.G.
 a/w.Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanidra for State Election Commission)
                                   *****
        This writ petition is filed under articles 226 and 227 of the
Constitution if India praying to quash Annexure-C dated 17.6.2015 which
is the list prepared by the Dy.Commissioner, reserving the Categories for
the post of President and Vice-President in 11 Grama Panchayaths of
Bangalore East Tq.

W.P.No 25870/2015

Between:

Govindaraj, S/o.Chinnaswamy,
Aged About 42 Years, Member,
Gama Panchayat Marathalli,
Kollegal Taluk, Chamarajanagar Dist 571440.             ...Petitioner

(By Sri.D.S.Hosmath, Adv.,)
                                    84



And:


1.     The State Election Commission,
       By its Secretary,
       K.S.C.M.S. Building,
       Cunningham Road,
       Bengaluru-560 052.

2.     The Deputy Commissioner,
       Chamarajanagar Dist.,
       Chamarajanagar 571440.
       Marthalli,
       Kollegal Taluk,
       Chamarajanagar Dist. 571440.

3.     Marthalli Garama Panchayat,
       By Its Secretary (PDO)
       Marthalli, Kollegal Taluk,
       Chamarajanagar Dist.571440.                  ...Respondents

(By Sri Prof. Ravivarma Kumar, A.G.
 a/w. Sri.D.Nagaraj A.G.A.,
 Smt. Shwetha Krishnappa, H.C.G.P. for State
 Sri.K.N.Phanindra, Adv. for State Election Commission)


                                ******

       This petition is filed under Articles 226 and 227 praying to quash
the reservation sheet vide Ann-C issued by r-2 dated 11.6.2015 so far it
relates to reserved of offices of adyaksha of R-3 panchayat to scheduel
caste female.


       These petitions being reserved for orders and coming on for

pronouncement this day, the court made the following:
                                    85


                          JUDGMENT

In a robust democracy, every election raises enough heat and dust. The recent Grama Panchayat election is no exception to this rule. A large number of petitions have poured into this Court. Some petitioners have challenged the Notification dated 25-5-2015 issued by the State Election Commission whereby the Election Commission has laid down guidelines for the Deputy Commissioners for reserving the seat of President (Adhyaksha) and Vice-President (Upadhyaksha) of Grama Panchayat for the Scheduled Caste ('SC' for short), Scheduled Tribe ('ST', for short), Other Backward Class--Category 'A' ('OBC-A', for short), Other Backward Class--Category 'B' ('OBC-B', for short), and for women. Other petitioners have challenged different notifications issued by the Deputy Commissioner (s) showing specific category wise reservation for the two posts of President and Vice-President of different Grama Panchayats. A list of Writ Petitions challenging different Orders passed by the Deputy Commissioners is attached with this judgment as Schedule-I. Still some other petitioners have challenged 86 both the notification dated 25-5-2015 passed by the State Election Commission and the notification issued by the Deputy Commissioner. However, as identical legal issues have been raised and similar facts have been canvassed in all of these petitions, they are being decided by this common judgment.

2. The facts are being taken from C. Prakash and Others vs. The State of Karnataka by Its Secretary and Others (W.P.Nos.25693-97 and 25764-68 of 2015). According to the petitioners, the Grama Panchayat elections took place on 2-6-2015, and the election results were declared on 5-6-2015. All the petitioners in this petition were elected as members of the Chikkamudavadi Grama Panchayat. The said Grama Panchayat falls within the territorial limits of Kanakapura Taluk of Ramanagar District. On 25-5-2015, the State Election Commission issued a notification whereby it laid down the guidelines to be followed by the Deputy Commissioners in reserving the seats of 87 President and Vice-President for the Grama Panchayats. Consequently, on 12-6-2015, the Deputy Commissioner and District Election Officer, Ramanagar District issued a notification reserving the twin posts for different categories in different Grama Panchayats falling within the Kanakapura Taluk. In all, forty-three Grama Panchayats fall within the Kanakapura Taluk. Similar exercises were also carried out by different Deputy Commissioners functioning in other districts. Since the petitioners are aggrieved either with the Notification dated 25-5-2015 passed by the State Election Commission, or by the notification issued by their Deputy Commissioner, or by both, these petitions have been filed before this Court.

3. Mr. K. N. Subba Reddy, the learned Senior Counsel, has mainly confined his arguments to challenging the legality of the notification dated 25-5-2015 issued by the State Election Commission on the following grounds: firstly, wanting to fortify the Panchayat Raj in the country, in 1992, Part IX was inserted in the Constitution of India. While Art. 88 243 B of the Constitution of India speaks about the constitution of Panchayat in every State, Art. 243 C of the Constitution of India prescribes the Composition of the Panchayats. Most importantly, Art. 243 D of the Constitution of India not only makes it mandatory for the reservation of seats for the SC and ST communities, but also prescribes the extent and the manner in which reservation of the post of Chairperson has to be implemented. Sub-Article (4) of Art. 243 D lays down that "the offices of the Chairperson in the Panchayats at the Village level or any other level shall be reserved for the Scheduled Castes, the Scheduled Tribes and women in such manner as the Legislature of a State may, by law, provide." While the sub-Article sets up the number of seats of Chairpersons to be reserved for SC and ST on the pro-rata basis of the SC and ST population to the total population of the State, it prescribes at least 1/3 of the Seats of Chairpersons for women including the women of SC and ST communities. The 3rd proviso of the said sub-Article further lays down that "the number of offices reserved under this clause shall be allotted by rotation to different 89 Panchayats at each level." Thus, the said Article directs that the State should be taken as the unit for working out the reservation of posts for President and Vice-Presidents of Grama Panchayat. It further prescribes that such reservation should be done by rotation in different Grama Panchayats of the State.

Secondly, in consonance with Art. 243 D of the Constitution of India, the Karnataka Legislature enacted the Karnataka Panchayat Raj Act, 1993 ('the Act', for short). Section 44 (2) of the Act is in consonance with Art. 243 D of the Constitution of India. The proviso to Section 44 (2) (c) also requires that "the offices reserved under this sub-section shall be allotted by rotation to different Grama Panchayats." The Explanation attached thereto further states that "for removal of doubts it is hereby declared the principle of rotation for purposes of reservation of offices under this section shall commence from the first election to be held after the commencement of the Karnataka Panchayat Raj Act, 1993."

90

Thirdly, both according to the Constitutional provisions and according to the statutory provisions the State is to be taken as a single unit. Further, reservation has to be allotted by rotation to different Grama Panchayats. Yet, in the impugned notification, the State Election Commission has taken the population of the 'Taluk' as the unit. Thus, the State Election Commission has ignored the tenor of Art. 243 D (4) of the Constitution of India, and of Section 44 (2) of the Act.

4. Moreover, in the impugned notification, the State Election Commission has invented an artificial method for extending the benefit of reservation to the Grama Panchayats. According to this method, first the Grama Panchayats would be reserved for the SC category. The Grama Panchayats would be placed in descending order depending upon the number of members elected to a Grama Panchayat from the SC category. Thus, those with the highest number of SC members would be placed at the top and those with lesser number would be arranged in a 91 descending order ad seriatim. However, according to the learned Senior Counsel this method would create a cluster of Grama Panchayats. For, Grama Panchayats with higher number of members of SC category would be reserved, while Grama Panchayats with less number of members of SC category, or with no member of the said category would be ignored. This method would prevent the rotation of reservation of seats to "the different Panchayats" of the State as warranted by Art. 243 D (4) of the Constitution of India, and Section 44 of the Act. Hence, the impugned notification is against the mandate of both the Constitution of India and the Act.

Fourthly, the creation of such an artificial method amounts to colorable exercise of power. It is also arbitrary exercise of power as it ignores the Constitutional and the statutory requirements.

Fifthly, by depriving the people of the benefit of reservation of post of President and Vice-President in different the Grama Panchayats, the impugned notification 92 plays fraud on the law. Therefore, the impugned notification is legally unsustainable. It deserves to be set aside.

5. On the other hand, while challenging the legality of the notifications issued by different Deputy Commissioners, Mr. M. R. Rajagopal, the learned Counsel for the petitioners in the writ petition No. 26593-97/2015 and 25764-68/2015, and Mr. Jayakumar S. Patil, the learned Senior Counsel for the petitioners in W. P. 24900-901/2015, have raised the following contentions before this Court: firstly, rotation is not a jugglery of different categories of reservations, but has to be done in a cyclical manner in a particular order. According to the Explanation attached to Section 44 (2) of the Act, the rotation would begin from the first election held after the Act came into force. The rotation of categories would be in the order of SC, ST, OBC-A, OBC-B, Woman, and General. Therefore, from 1993 till 2015, i.e. in the last seven elections (excluding the present election of 2015), the categories must be rotated, in that particular order, through different Grama Panchayats. However, the rotations are not being done by 93 the Deputy Commissioners in the correct order. For, while certain categories are being repeated, the posts of President or Vice-President for other categories are not being reserved. The repetition of a particular category clearly shows that the rotation is not being done in the order it is supposed to be done. Moreover, the denial of reservation to certain other categories further proves that the principle of rotation in a particular order is being violated. Such a disregard for the rotational order is in violation of both Art. 243 D of the Constitution and in violation of Section 44 (2) of the Act. Therefore, the notifications issued by the Deputy Commissioners which permit repetition of a particular category or deny reservation to a particular category should be set aside.

6. Elaborating this point further, Mr. Rajagopal has pleaded that since 1993, ten seats for the post of President have been reserved for the SC category in the Kanakapura Taluk. Out of these ten seats, five have been reserved for women belonging to the SC community. Thus, while five 94 seats have been reserved for SC (Men), five seats have been reserved for SC (Women). Excluding the present election, there have been seven Grama Panchayat elections. Hence, so far as far as the seats for Men are concerned, they have had thirty five seats: 7x5=35 (Men); similarly, as far as the women seats are concerned, they too had thirty five seats: 7 x 5 = 35. Therefore, out of forty-three seats in the Kanakapura Taluk so far only thirty-five seats have been reserved for the SC community. Hence, there is still eight Grama Panchayats where the post of President needs to be reserved for the SC category. Since presently, there are ten seats reserved for the SC category, only two Grama Panchayats would repeat the categories. But according to the notification issued by the Deputy Commissioner, there are four Grama Panchayats which have reservation for SC category for the post of President. Since there are more than two Grama Panchayats having repetition of SC category, it clearly shows that the rotation is not being implemented in accordance with the constitutional mandate or in accordance with Section 44 (2) of the Act.

95

Sixthly, according to the guidelines laid down in the Notification dated 25-5-2015, once a seat has been reserved for a particular category in the previous term (election), the said seat should not be reserved for the same category in the present election. Thus, there should not be repetition of the same category. But the notification issued by the Deputy Commissioner has flouted the said guidelines. For, the categories are being repeated. Hence, the notification issued by the Deputy Commissioner is in violation of the guidelines issued by the Election Commission. Therefore, it deserves to be set aside.

Seventhly, since the Deputy Commissioner has flouted the guidelines prescribed by the Election Commission, the Deputy Commissioner has exercised his powers arbitrarily. Hence, the impugned notifications issued by different Deputy Commissioners should be interfered with.

7. Supporting the plea of Mr.M.R.Rajagopal, Ms. Sumana Baliga, the learned Counsel in W. P. No. 26042/2015, has tried to elaborately explain the illegalities 96 committed by the Deputy Commissioner, in the notification dated 4-5-2015, while reserving the post of President and Vice-President in the Grama Panchayats of Anekal Taluk in Bengaluru Urban. According to the learned counsel she has intricately worked out the rotation for each Grama Panchayat of the Anekal Taluk. Annexure -H of the petition shows the different stages through which the rotation has to be calculated and implemented. Since the calculations made by the learned Counsel do not tally with the notification issued by the Deputy Commissioner, the latter is illegal. Hence, the impugned notification dated 4-5-2015 should be set aside.

8. Mr. A. Shivarama, the learned counsel for W. P. No. 25690-25691/2015, has further argued with regard to the Anekal Taluk. According to the learned counsel, while 13 Grama Panchayats have been reserved for SC category for the post of President, 1 has been reserved for ST category. But none have been reserved for the OBC-A or OBC-B categories. Therefore, the candidates belonging to the OBC-A and OBC-B are being deprived of their right to stand for the 97 post of President of the Grama Panchayat. Thus, according to him, the Deputy Commissioner has misapplied the Notification dated 25-5-2015, and has ignored the letter and spirit of Art. 243 D of the Constitution of India and of Section 44(2) of the Act. Hence, the notification dated 4-5-2015 also deserves to be set aside.

9. Mr.Y.R.Sadashiva Reddy, the learned Senior Counsel in W.P.No.26068-26070/2015, has raised three contentions before this court: firstly, according to Para 3, Sub-Para (iv) of the Notification dated 25.05.2015, once a post was reserved for a particular category in the previous election, then it should not be repeated in the next election. However, according to the reservation made by the Deputy Commissioner, by notification dated 15.06.2015, in the Mudiyanoor Grama Panchayat of Mulabagilu Taluk, Kolar District the post of President was reserved for Scheduled Caste women in the 2012 Elections, and even now in 2015 election the said post has been reserved for OBC-A Woman. 98 Therefore, for both the elections of 2012 and 2015, the said post is being reserved for woman.

Secondly, according to the notification dated 25.05.2015 passed by the Election Commission while deciding as to which Grama Panchayat is to be reserved for which category, the Grama Panchayat have to be listed in descending order depending upon the number of members of each category. However, while Kappalamadugu Grama Panchayat has four members who were elected from the OBC-A category, the post of the President has not been reserved for the OBC-A category. Instead, Alangur Grama Panchayat, which had elected only one member from OBC-A category, the post of President in the said Grama Panchayat has been reserved for OBC-A (Woman) category. Therefore, even the descending order is not being followed by the Deputy Commissioner.

Lastly, despite a sizeable population of Scheduled Tribes in the Mudiyanooru Grama Panchayat, the post of President has never been reserved for S.T. category. 99 Therefore, the right of the S.T. Community to have President of Grama Panchayat who belongs to their community is being violated. Hence, the notification issued by the Deputy Commissioner dated 15.06.2015 should be set aside.

10. Mr. H. P. Leeladhar, the learned counsel in W.P.No.25702/2015, has prayed that the Deputy Commissioner should be directed to reserve the post of President in Haragadde Grama Panchayat for the ST category as the petitioner happens to belong to that category. According to him, from 1993 till 2012 in the Anekal Taluk which covers Haragadde Grama Panchayat, no reservation has ever been made for S.T. Category. Therefore, the rotation system is being violated by the Deputy Commissioner.

11. Mr. K. N. Puttegowda, the learned counsel in W.P.No.25726-25729/2015, has also challenged the order of the Deputy Commissioner ostensibly on the ground that despite the large population of Scheduled Tribe at Alathuru Grama Panchayat falling under Gundlapet Taluk, the post of 100 the President has been never reserved for Scheduled Tribe. And on the other hand, in the Punjanura Grama Panchayat falling under Chamarajanagar, despite the low population belonging to the General Category, the post of President has been reserved for General Woman. In fact, considering the fact that Punjanura Grama Panchayat is dominated by S.T. population, the post of President should have been reserved for S. T. category. Therefore, the Deputy Commissioner has ignored the requirement of rotation of categories, has over looked the requirement of considering the population of each category, and thus has committed an illegality.

12. Harping on the plea that the rotation system has been violated, Mr. S. N. Aswathanarayan, the learned counsel in W.P.No.26672/2015, has claimed that in the Venkatagirikote Grama Panchayat, twice the post of President has been reserved for SC category, but it has never been reserved for ST category. Despite the fact that population of Scheduled Tribe is a large one, the claim of the Scheduled Tribe community is being ignored. Even this time, 101 the post of the President has been reserved for Schedule Caste (Woman). Moreover, despite the fact that in the Harohalli Grama Panchayath, a small population of S.T. Community exists, but the post of President has been reserved for S.T. category in the Harohalli Grama Panchayat.

13. Mr. K. Shashikiran Shetty, the learned Senior counsel in W.P.No.26261/2015, has claimed that the post of the President should not have been reserved for SC category in Niduvale Grama Panchayat of Mudigere Taluk in the Chickmagalur District for already twice the said post had gone to the members of SC category. Furthermore, in other Grama Panchayats, namely at Grama Panchayat Samse, Totadur, Marasanige, Niduvale, Koove, B.Hosahalli, Banakal and Bidarahalli no post of President has ever been reserved for SC category. This proves that the rotation is not been done in different Panchayats of the Mudigere Taluk. Hence, the notification dated 11.6.2015 passed by the Deputy Commissioner should be set aside and direction should be given for passing fresh notification in consonance with 102 notification dated 25.05.2015 passed by the Election Commissioner.

14. Mr. T. Sheshagiri Rao, the learned counsel in W.P.No.25543-55/ 2015, Mr.B.Sudhakar the learned counsel in W.P.No.26348/2015, Mr.Girish Kodgi the learned counsel in W.P.No.26389/2015, Mr.Prasanna V.R. the learned counsel in W.P.No.26682/2015 and in W.P.No.26683/2015 have echoed the arguments mentioned above with regard to violation of the rotation order committed by the Deputy Commissioner. Therefore, their arguments are not being recorded again.

15. Mr. V. S. Hegde, the learned counsel in W.P.No.26572/2015, has pleaded that in Sira Taluk, Tumkur District, the elections at Madenahalli -1 and Madenahalli-2 falling in the Ramalingapura Grama Pachayath were not held on 2.6.2015 as the candidates who had filed their nomination had withdrawn their candidacy. Therefore, the elections in these villages were not even completed yet. So far, out of 21 seats, only 18 members have been elected. Therefore, the 103 petitioner has prayed that prior to electing the President and the Vice-President of the Ramalingapura Grama Panchayat the election should be held in these two villages and therefore the election for the post of President and Vice- President should be deferred till then.

16. On the other hand, Prof. Ravi Verma Kumar, the learned Advocate General, has replied to the constitutional issues raised by Mr. K. N. Subba Reddy. According to the learned Advocate General while interpreting the constitutional provisions, and while examining the impugned notification, one has to keep in mind the constitutional philosophy lying behind the introduction of Part-XI of the Constitution of India. Not only alarmed by the weakness of the Panchayat Raj as a local self-government institution at the grass root level, but also concerned with the political impoverishment of the weaker sections of the society, Parliament inserted Part-XI of the Constitution of India. In order to bring weaker sections of the society to the forefront of the decision making process, in order to infuse leadership 104 qualities within the members of the weaker sections of the society, and in order to give them a voice in the political arena of their locality, Part-XI of the Constitution was enacted. Therefore, while interpreting Article 243 D of the Constitution of India, and Section 44 (2) of the Act and while seeing the implementation of the spirit of these provisions in the impugned notification, one has to keep the purpose and aim of these provisions in mind.

Secondly, Article 243 D of the Constitution of India is an enabling provision which broadly lays down the principles to be followed while ensuring reservation for weaker sections of the society in the general election and in the election of President and Vice-President. Except to lay down the principle that reservation should be rotated, it does not prescribe the mechanism through which proportional representation has to be given to the SC, ST and woman. The mechanism in fact needs to be worked out by the State Election Commission while keeping different factors in mind. Therefore, while Article 243 D (4) of the Constitution of India 105 leaves the reservation to be decided by the State Legislature, Article 243 K of the Constitution of India bestows the superintendence, direction and control of the Panchayat election on the State Election Commission.

Thirdly, while considering the rotation of the reservation categories through different Panchayats, different factors are to be kept in mind by the Election Commission:

the pro-rata population of the SC/ST community vis-à-vis the entire population of the State, the hierarchical order of the Grama Panchayat arranged in the descending order according to the number of the members of each category in the Grama Panchayat, the upper limit of keeping the reservation at 50% percent, the creation of new Grama Panchayats, the extent of reservation to be given to the OBC-A and OBC-B categories, the representation to be given to women in different reserved categories. Therefore, the implementation of the rotation system cannot be done with mathematical precision. This self-contained limitation has been recognized by this High Court in the case of Lakshmi 106 Devi v The Deputy Commissioner (W. P. No. 44458/2012 decided on 3-12-2012) and in the case of Smt. Rekha Parashuram Kattimani v State of Karnataka Represented by its secretary, RDPR Department [ILR 2009 KAR 3656] Fourthly, while implementing the reservation scheme in the Grama Panchayat, the State is taken as a unit. But while implementing the scheme, the State would be too unwieldy a unit to work with. Since neither Art. 243 D of the Constitution, nor Section 44 (2) of the Act prescribe the mechanism for implementing the reservation scheme in detail, a practical and convenient method had to be invented.
Therefore, while keeping the State as a unit on an overall basis, the Taluk has been taken as the basic unit for implementation of the reservation system. The Taluk has been chosen as the smallest unit as it is the small unit for revenue purposes. Furthermore, if the population of the Taluk is taken as the unit, if the number of members is taken as a measure for implementing the reservation scheme, it 107 works out easily at the State level. For the micro units all add up to the macro unit of the State. Thus, by taking the Taluk as a unit, by introducing the descending order in arranging the Grama Panchayat, neither the State, nor the Election Commission is creating "a cluster of Grama Panchayat"
contrary to the Constitutional and Statutory mandate.
Fifthly, the rotation system is an ongoing process. While it rotates, it does eventually cover the different Grama Panchayats. Therefore, it is incorrect to claim that by creating 'clusters of Grama Panchayats', other Grama Panchayats are being ignored. Except raising a hypothetical argument, no evidence has been produced to buttress this plea by Mr. K. N. Subba Reddy. Hence, the abstract and the hypothetical interpretations given by Mr. K. N. Subba Reddy to the constitutional provisions are unsustainable.
Sixthly, relying on Sections 44 (1) and 45 of the Act, the learned Advocate General has argued that it is imperative that the President and Vice-President of the Grama Panchayat have to be elected within one month of the 108 declaration of general election results. Since the general election results were declared on 5-6-2015, the elections to the twin posts have to be completed by 5-7-2015. Thus, the State and the Election Commission are running against time. Relying on the case of Kishansing Tomar v Municipal Corporation of Ahmedabad [( 2006) 8 SCC 352] and the case of Bharamraj S. Parmaj & Ors. V State of Karnataka [ILR 2006 Kar 2896], the learned Advocate General has emphasized that the election to the Grama Panchayat, including the election of the President and Vice- President, has to be completed within the stipulated period established by law.
Seventhly, relying on the case of Nanhoo Mal and Others v Hira Mal and Others [(1976) 3 SCC 211], the learned Advocate General has pleaded that there is no room for the High Court to interfere in election process in exercise of its powers under Article 226 of the Constitution. For, the elections must be completed as soon as possible in order to keep democracy alive.
109
Eighthly, relying on the case of Election Commission of India through Secretary v Ashok Kumar and Others [(2008) 8 SCC 216], the learned Advocate General has submitted that the court must guard against any attempt at retarding, interrupting, protracting or stalling of the election proceedings. The present petitions are, according to the learned Advocate General, nothing but clever ploys to interrupt and stall the election proceedings. Therefore, the petitions deserve to be dismissed.

17. On the other hand, Mr. K. N. Phanindra, the learned Counsel for the State Election Commission, has vehemently contended that the notification dated 25-5-2015 issued by the State Election Commission has been framed keeping in mind the Constitutional and the Statutory mandates. The notification lays down the factors and the methodology which needs to be used for implementing the reservation of posts of President and Vice-President of Grama Panchayat. While defending the constitutional validity of the notification, Mr. Phanindra has echoed the arguments of Prof. 110 Ravi Varma Kumar, the learned Advocate General. Therefore, they are not being reproduced here. But Mr. Phanindra has gone on to elaborately explain the methodology used by the Election Commission for the purpose of reserving the twin posts of President and Vice-President of the Grama Panchayat. This court shall illustrate the methodology while dealing with specific instances later in the judgment.

Secondly, according to Mr. Phanindra it is incorrect to say that merely because the reservation has to be rotated in different Panchayats, there should not be repetition of the categories. In fact, in the case of Lakshmi Devi (Supra) this Court has clearly held that repetition is but natural keeping in view the number of posts reserved, in relation to the number of Grama Panchayats among which it is to be rotated. In order to explain the reason for repetition, the learned counsel has taken the example given by Mr.M.R.Rajagopal with regard to Kanakapura Taluk. According to Mr.K.N.Phanindra, there are forty-three Grama Panchayats in the Kanakapura Taluk. Thus, there are forty-three seats of President in the 111 Kanakapura Taluk. Even if for the sake of argument it is accepted that since 1993 ten seats were reserved for the SC community, with seven elections having occurred so far, seventy seats have been reserved for the SC community for the post of President. But there are only forty-three seats. Thus, per force, there has to be repetition of SC category. Hence, merely because there is repetition of categories would not make either the notification issued by the Election Commission or by the Deputy Commissioners an illegal one.

Thirdly, it is incorrect to say that certain reserved categories are being ignored all together. For, while reserving the seats various factors have to be considered. Even if a particular category is not being given a seat in a particular Grama Panchayat, or in a particular Taluk, it does not mean that the notification issued by the Election Commission, or by the Deputy Commissioner is unsustainable. Countering the argument of Mr. A Shivarama with regard to Anekal Taluk, Mr. Phanindra has contended that there are twenty-eight seats in the Taluk. Out of twenty-eight seats, fourteen have 112 to be kept for the reserved categories. Since thirteen were assigned to the SC category, and one for the ST category, none could be assigned to the OBC-A or OBC-B categories. For, the law prescribes an upper limit of 50% of reservation out of the total number of seats available. In case reservation exceeds 50%, then according to Section 44 (2)

(b) of the Act the seats for OBC-A and OBC-B categories can be curtailed so as to keep the upper limit of reservation at 50%. In the case of Anekal Taluk, the reservations for SC and ST added up to 50%, therefore, there could not be any reservation made in favor of the OBC-A and OBC-B categories.

18. Replying to the contentions raised by Mr.Y.R.Sadashiva Reddy, the learned Counsel for the Election Commission has pleaded that the contentions raised by Mr. Reddy are baseless. Firstly, admittedly in the Mudiyanoor Grama Panchayat, in Mulabagilu Taluk, for the election of 2012, the post of President was reserved for SC (Woman), in the present election it has been reserved for OBC-A category. 113 Obviously, both the categories are distinct. Merely because both the categories belong to women, it does not mean the same category is being repeated. Secondly, the overall purpose is to ensure that the reserved categories are given proportional representation in the Grama Panchayat. Therefore, even if a Grama Panchayat with more members of a particular category is not given reservation for that particular category, it would not make the reservation invalid, for there are other factors which have to be considered. Thus, even if Kappalamadugu Grama Panchayat had four members elected from the OBC-A category, even then if the reservation has been given to the Alanur Grama Panchayat, that, too, to the OBC-A (Woman) category, the reservation is a valid one. For, by giving reservation to the women of OBC-A category, two categories are being benefitted--the OBC-A and the Women categories. Thus, the reservation is a legal one. Thirdly, the reservation of a category cannot be judged by examining the nano level of the Grama Panchayat. It has to be seen at the macro level of the State. Thus, even if the Mudiyanooru Grama Panchayat 114 has not been reserved for the ST community, it would not make the impugned notification illegal. For the ST community is being given their proportional representation throughout the State. In fact, none of the counsels for the petitioners have argued that a particular reserved category is not being given its proportional or adequate representation. Therefore, merely because a particular Grama Panchayat may not be reserved for a particular category, it would not make the notification issued by the Deputy Commissioner an illegal one.

19. While replying to Mr. K. Shashikaran Shetty, the learned Counsel for the Election Commission has argued that the data given by Mr. Shetty is incorrect. Although Mr. Shetty has argued that many Grama Panchayats have not been reserved for the SC category, but the said argument is belied by the data available in his own petition. Hence, his claim that rotation is not being implemented correctly is a baseless allegation.

115

20. As far as the contention of Mr. V. S. Hegde is concerned with regard to the non-election of three members of Madenahalli-1 and Madenahalli-2, Mr.K.N.Phanindra has contended that according to Section 5 (7) of the Act, if two- thirds of the total number of members of any Grama Panchayat have been elected, the Grama Panchayat is deemed to have been duly constituted under the Act. Since eighteen members out of twenty-one members have been elected in the Ramalingapura Grama Panchayat, notwithstanding the non-election from Madenahalli-1 and Madenahalli-2, the Grama Panchayat is deemed to be constituted under the Act. Therefore, the Deputy Commissioner was justified in declaring the election for the post of President and Vice-President. After all, the said election has to be completed by 5-7-2015.

21. Mr.K.N.Phanindra has also pleaded that the stand taken by Ms. Sumana Baliga is incorrect. Merely because her calculation does not tally with the decision of the Deputy Commissioner, it would not make the notification issued by 116 the Deputy Commissioner suspect. Further, Ms. Baliga has raised various disputed questions of facts. However, this court cannot go into complicated disputed questions of fact in its writ jurisdiction. Hence, her petition deserves to be dismissed.

22. Heard the learned counsels for the parties, examined the impugned notifications, and considered the case law cited at the Bar.

23. In order to better understand the controversy involved in this case, it would be fruitful to quote the relevant provisions of the law.

Art. 243 D of the Constitution is as under:

243 D. Reservation of seats.--(1) Seats shall be reserved for--
       (a)    the    Scheduled      Castes;   and    THE
      CONSTITUTION OF INDIA 108


       (b) the Scheduled Tribes,

             in every Panchayat and the number of
seats so reserved shall bear, as nearly as may 117 be, the same proportion to the total number of seats to be filled by direct election in that Panchayat as the population of the Scheduled Castes in that Panchayat area or of the Scheduled Tribes in that Panchayat area bears to the total population of that area and such seats may be allotted by rotation to different constituencies in a Panchayat.

(2) Not less than one-third of the total number of seats reserved under clause (1) shall be reserved for women belonging to the Scheduled Castes or, as the case may be, the Scheduled Tribes.

(3) Not less than one-third (including the number of seats reserved for women belonging to the Scheduled Castes and the Scheduled Tribes) of the total number of seats to be filled by direct election in every Panchayat shall be reserved for women and such seats may be allotted by rotation to different constituencies in a Panchayat.

(4) The offices of the Chairpersons in the Panchayats at the village or any other level shall 118 be reserved for the Scheduled Castes, the Scheduled Tribes and women in such manner as the Legislature of a State may, by law, provide:

Provided that the number of offices of Chairpersons reserved for the Scheduled Castes and the Scheduled Tribes in the Panchayats at each level in any State shall bear, as nearly as may be, the same proportion to the total number of such offices in the Panchayats at each level as the population of the Scheduled Castes in the State or of the Scheduled Tribes in the State bears to the total population of the State:

Provided further that not less than one-
third of the total number of offices of Chairpersons in the Panchayats at each level shall be reserved for women:
Provided also that the number of offices reserved under this clause shall be allotted by rotation to different Panchayats at each level.
(5) The reservation of seats under clauses (1) and (2) and the reservation of offices of Chairpersons (other than the reservation for 119 women) under clause (4) shall cease to have effect on the expiration of the period specified in article 334.
(6) Nothing in this Part shall prevent the Legislature of a State from making any provision for reservation of seats in any Panchayat or offices of Chairpersons in the Panchayats at any level in favour of backward class of citizens.

Section 44 of the Act is as under:

44. Election of Adhyaksha and Upadhyaksha.- (1) Every Grama Panchayat 1 shall, [within one month from the date of publication of names of elected members under 1 2 sub-section (8) of section 5] , [or immediately before the expiry of term of office of Adhyaksha 2 and Upadhyksha] choose two members of the Grama Panchayat to be respectively Adhyaksha and Upadhyaksha. In the event of occurrence of any vacancy by reason of death, resignation, removal or otherwise in the office of Adhyaksha or Upadhyaksha, the Grama Panchayat shall choose another member to be the Adhyaksha or the Upadhyaksha, as the case may be.
120

(2) Subject to the general or special order 1 1 of the [State Election Commission] , the Deputy Commissioner shall reserve,-

(a) such number of offices of Adhyaksha and Upadhyaksha of Grama Panchayats in the State for the Scheduled Castes and Scheduled Tribes and the number of such offices bearing as nearly as may be the same proportion to the total number of the offices in the State as the population of the Scheduled Castes in the State or of the Scheduled Tribes in the State bears to the total population of the State:

(b) such number of offices of Adhyakshas and Upadhyakshas of the Grama Panchayats, which shall as nearly as may be, one-third of the total number of offices of Adhyaksha and Upadhyaksha in the State for the persons belonging to the Backward Classes: (But the number of officers of Adhyakshas and Upadhyakshas reserved for the Backward Classes under this clause shall be so determined, that the total number of officers of Adhyaksha and Upadhyaksha reserved for the Scheduled Castes and the Scheduled Tribes 121 under Clause (a) and the Backward classes under this clause shall not exceed fifty per cent of the total number of Adhyaksha and Upadhyaksha of the Gram Panchayats in the State;

Provided that out of the offices reserved under this clause eighty per cent of the total number of such offices shall be reserved for the persons falling under category A' and the remaining twenty per cent of the offices shall be reserved for the persons falling under category 'B':

Provided further that if no person falling under category 'A' is available, the offices reserved for that category shall also be filled by the persons falling under category 'B' and Vice versa.
(c) not less than one third of the total number of offices of Adhyaksha and Upadhyaksha of Grama Panchayats in the State from each of the categories which are reserved for persons belonging to the Scheduled Castes, Scheduled Tribe and Backward Classes and of those which are non-reserved, for women;
122

(subject to an overall limit of one-half of the total number rounding of next number.

Provided that the offices reserved under this sub-section shall be allotted by rotation to different Grama Panchayats.

Explanation.- For the removal of doubts it is hereby declared that the principle of rotation for purpose of reservation of offices under this section shall commence from the first election to be held after the commencement of the Karnataka Panchayat Raj Act, 1993.

24. In order to strengthen democracy at the grass root level, in order to give the common man a voice in his local affairs, in order to bring out weaker sections of the society from the twilight zone into the broad day light, in order to infuse political awareness into the peripheral sections of society, in order to realize the dream of political and social justice for all, Part XI was introduced into the Constitution of India in 1992. Art. 243 D of the Constitution of India can be divided into three parts: the first part, covering clauses (1) to 123 (3), deals with the General election of the Panchayat. Clause (1) ensures proportional representation of the SC and ST communities in the Panchayats. Clause (2) further ensures that at least 1/3 of the seats reserved for the SC and ST categories are also reserved for women belonging to these two categories. Clause (3) further lays down that 1/3 of the total seats of the Panchayat, including the seats reserved for women belonging to SC and ST categories, should be reserved for women.

25. The second part is covered by Clause (4) which exclusively deals with reserving the office of the Chairpersons of the Panchayat for the SC and ST and women categories. According to the said Clause it is for the State Legislature to decide the manner in which such reservation is to be carried out. The three provisos appended to Clause (4) merely provide some guidelines to the State Legislature while deciding the manner in which reservation for the post of Chairperson needs to be carried out. According to the guidelines, contained in the first proviso, proportional 124 representation has to be given to the SC and ST categories in the office of President of Panchayat. The proportion of reservation shall be based on the percentage of population of these communities to the entire population of the State. Thus, for the overall purpose, the State should be taken as a unit. But interestingly, Clause (4) does not lay down the method of reservation. In fact, it leaves it to the wisdom of the State Legislature to prescribe the method. The second proviso makes it imperative that at least 1/3 of the offices of the President are reserved for women. The third proviso prescribes that "the number of offices reserved under this clause shall be allotted by rotation to different Panchayats at each level."

26. The third part of Art. 243 D deals with the duration for which such reservation can be continued i.e. for seventy years. Clause (6) further empowers the State Legislature to provide for reservation of seats in any Panchayat or offices of Chairpersons in the Panchayat in favor of the backward class of citizens. However, this clause does not prescribe 125 proportional representation of the Backward Class of people, but only adequate representation of the said Class. Thus, the OBC-A and the OBC-B categories stand on a different footing than the SC and ST and women categories. While for the first two categories proportional representation is prescribed, for the women category 1/3 of the seats are prescribed, there is no such prescription for the OBC-A and OBC-B categories.

27. Section 44 of the Act is in consonance with Art. 243 D of the Constitution of India. Clause (1) of this provision makes it essential that the President and the Vice- President should be elected within one month of the date of announcement of the general election results.

28. Clause (2) of Section 44 of the Act, which is imperative for our purpose, prescribes that the Deputy Commissioner shall reserve the posts of President and Vice- President subject to the general or special order issued by the State Election Commission. Therefore, the Act has made the general or special order issued by the Election Commission binding on the Deputy Commissioner. Moreover, 126 since neither Art. 243 D of the Constitution of India, nor Section 44 of the Act prescribes the exact method for determining which seats should be reserved, except to lay down that reservation should be done on rotational basis, it is for the State Election Commission to invent a method for the implementation of the reservation for the post of President and Vice-President in the Grama Panchayat. In tune with Art. 243 D (4) of the Constitution of India, Section 44 (2) (a) lays down proportional representation to the SC and ST categories. But Section 44 (2) (b) of the Act goes a step further than Art. 243 D of the Constitution of India by prescribing that 1/3 of the total seats for the post of President and Vice-President should also be reserved for the Backward Classes. Moreover, 80% of the seats reserved for the Backward class should further be reserved for OBC-A and 20% for OBC-B categories. However, the said sub-clause also places an upper limit of 50% on the total reservation permissible under Section 44 (2) of the Act. Thus, the total reservation for SC, ST and OBC cannot exceed 50%. If need 127 be, the percentage of OBC can be reduced in order to keep the total reservation at the cap of 50%.

29. Keeping in mind the need for reserving the post of President and Vice-President for women, Clause (c) lays down that 50% of the posts should be kept reserved for women both in the reserved categories and in the unreserved category, i.e. in the general category. The proviso further provides that the reservation for the post of President and Vice-President under Sub-section shall be allotted by rotation to different Grama Panchayat. Furthermore, according to the Explanation appended to the Section, the principle of rotation for the purpose of reservation of offices shall commence from the first election to be held after the commencement of the Act. Since the first election was held in 1993 itself, therefore, the rotation would begin from 1993 itself.

30. While examining the legality of the notification dated 25-5-2015 and of the notification issued by the Deputy Commissioners, we would have to keep in mind the philosophy behind Part XI of the Constitution of India, the 128 purpose of Art. 243 D of the Constitution of India, and the aim and object behind Section 44 of the Act. We also have to bear in mind that the ultimate responsibility for implementing the reservation of the posts of President and Vice-President, nay of reservation even in the general election of the Panchayat, has been bestowed upon the State Election Commission. Therefore, if the method invented by the Election Commission achieves the purpose of Art. 243 D of the Constitution of India and of Section 44 of the Act, then it cannot be faulted. Furthermore, while examining the notification issued by the Deputy Commissioner we have to see if the notification also achieves the purpose behind Art. 243 D of the Constitution of India and behind Section 44 of the Act or not. In case it does, then the legal validity of the notification cannot be doubted. For, one has to look at the macro level of the State, the micro level of the Taluk, and not just at the atomic level of the Grama Panchayat.

31. The notification dated 25-5-2015 lays down certain guidelines to be followed by the Deputy Commissioners. It 129 directs them to keep in mind the rotation system from the 1933 election and onwards, to keep the proportional representation of the SC and ST categories in mind, to keep the reservation at 50% of the total seats, to reduce the number of seats reserved for the OBC category in order to keep the reservation at a maximum of 50%, to keep 80% of the seats reserved for the OBC category for OBC-A and to keep 20% of the seats reserved for OBC for OBC-B category, to keep 50% of all the seats for reserved and unreserved categories for women.

32. According to the State Election Commission there are 6008 Grama Panchayat in the State. The number of posts to SC and ST is fixed based on the population of the Taluk. Para 3 of the notification prescribes the method which shall be used for fixing the reservation to the post of President and Vice-President of all Grama Panchayats in the Taluk as under:

" 3. As per sub-section 2(a) of Section 44 of the Karnataka Panchayat Raj act, 1993, subject to 130 the general or special order of the State Election Commission, the Deputy Commissioner shall reserve "such number Adhyaksha and Upadhyaksha posts of Grama Panchayats in the state for the Scheduled castes and Scheduled Tribes and the number of such posts bearing as nearly as may be the same proportion to the total number of posts in the state as the population of the Scheduled Castes in the State or of the Scheduled Tribes in the State."

33. A bare perusal of this provision clearly reveals that it gives the order of reservation of posts, from SC to ST, to OBC-A to OBC-B, to Unreserved (women), and unreserved category. This order is to be utilized for deciding the reservation of number of posts of President and Vice- President. It further prescribes the mechanism for deciding which Grama Panchayat should have post of President reserved for the SC category. It utilizes the 'descending order' method to do so. The Grama Panchayat with the highest number of members of the SC category should be reserved first for the post of President, and the later on, the rest of the Grama Panchayat should be arranged in the 131 descending order. But considering the fact that a category cannot be repeated twice in consecutive elections, Para (ii) clearly states that "Grama Panchayats which were earlier reserved for Scheduled Castes shall be excluded as detailed in para 2 of the preamble." Therefore, although the repetition of categories is bound to happen, but the same category cannot be repeated twice in consecutive elections. Similar method is to be adopted while deciding the reservation of posts for ST, and women. The reservation for ST and women is again subject to the above mentioned restriction about not repeating the same category in consecutive elections. The notification further bars certain combinations while reserving the posts of both the President and the Vice-President. For, if such combinations of the two posts were allowed, it may make the reserved category too powerful for the Grama Panchayat. Absolute power is likely to corrupt absolutely. Hence, the restrictions on certain combinations of the twin posts. We need not analyze the rest of the notification as it does not concern the present controversy before this court. 132

34. Mr. Subba Reddy has questioned the legality of the notification dated 25-5-2015 on the ground that while Art. 243 D of the Constitution of India, and Section 44 of the Act have made the State as a unit, the Election Commission was not justified in taking the Taluk as the unit. However, the said contention is a misplaced one. It overlooks the fact that neither the constitutional provision, nor the statutory provision spell out the method for implementing reservation for the post of President and Vice-President. Both the provisions merely pronounce the philosophy behind the reservation, and lay down a few guidelines. The entire working out of the scheme is left on the shoulders of the Election Commission. It is, thus, for the Election Commission to work out the brass tack details about how to concretize and implement reservation for the twin posts of Grama Panchayat. Considering the fact that to take the State as a single unit and to take the Grama Panchayat as a single unit would be too cumbersome, considering the fact that there are 6008 Grama Panchayats in the State, it was but natural to take the lowest unit of Revenue administration, which is 133 the Taluk as the unit. Thus, taking of the Taluk as the unit is most reasonable. Moreover, it is not the case of the petitioners that by taking the population of the Taluk as a unit, the proportionality at the State level is disturbed. In fact, all the Taluks add up to the State level. Hence, the equation for implementing reservation works out to be at the State level. Hence, the notification cannot be faulted for treating the Taluk as a unit.

35. Mr. Subba Reddy has also attacked the 'descending order' for choosing as to which Grama Panchayat should be reserved first for SC category. According to him such a method would create "clusters of Grama Panchayat", and would not permit the benefit of reservation to be rotated to the different Panchayats as warranted both by Art. 243 D of the Constitution of India, and by Section 44 (2) of the Act. However, even this contention is unsustainable. For the bare perusal of the Annexure attached with the notification dated 25-5-2015 clearly reveals that it includes all the Grama Panchayats falling under all the Taluks of the State. Mr. 134 Reddy has not been able to point out a single Grama Panchayat which has been ignored while extending the benefit of reservation at the Grama Panchayat level. Hence, his plea is too hypothetical to be accepted. For, such a submission is not buttressed by any data or evidence. Therefore the invention of the method by the Election Commission, as spelt out in the impugned notification dated 25-5-2015 cannot be faulted. As noticed above, the notification is in consonance with the letter and spirit of Art. 243 D of the Constitution of India, and of Section 44 (2) of the Act. Since it merely creates a mechanism for implementing the constitutional and statutory provisions it is neither a colorable exercise of power, nor arbitrary in scope. Hence, the contentions raised by Mr. Subba Reddy are unacceptable. The notification dated 25-5-2015 is valid, indeed.

36. According to the Webster's Third New International Dictionary, the word "rotation" means "one complete turn:

the angular displacement required to return a rotating body 135 or figure to its original orientation; return or succession in a series; the action of placing in succession in a series." But according to the learned counsels for the petitioners the rotation must follow a particular order, i.e. SC, ST, OBC-A, OBC-B, Unreserved (Women). According to them, this serial order cannot be violated. If it is violated, the notification issued by the Deputy Commissioners would be illegal.
Harping on this argument, different counsels have tried to point out specific instances where this serial order has been ignored.

37. Although at first blush the argument sounds impressive, but a deeper examination exposes flaws in the argument. Firstly, the said series of categories have been spelt out in Para 3 (i) of the notification dated 25-5-2015. The said order is to be taken into account for working out reserving posts to different categories. However, Para 3(i) cannot be read in isolation. While the posts are to be reserved in this order, but other factors equally mentioned in the notification would necessarily have to be kept in mind: i) 136 the population of SC and ST in the Taluk, ii) their percentage to the entire population of the Taluk, iii) the descending order of the Grama Panchayat with regard to the number of members elected from a particular category, iv) the fact whether the seat of the President was reserved for the particular category in the previous election or not; v) certain combinations of the posts of President and Vice-President, which are barred by the notification; vi) the maximum cap in case of women; vii) the maximum cap in case of reservation as such--this would also include the reduction in number of seats to be reserved for OBC-A and OBC-B categories. Therefore, while trying to reserve the post of President of a Grama Panchayat, the Deputy Commissioner must balance the above named factors. Hence, neither the repetition can be avoided, nor the non-inclusion of a particular category be ruled out. Therefore, to say the rotation must follow a particular order is to seek mathematical precision in the rotation order. Practically it is not feasible. Therefore, the word "rotation" would have to be interpreted as assignment of different reserved categories in the Grama Panchayats of a 137 Taluk so as to ensure that the benefit of reservation is extended to different Panchayats. Thus, keeping the different factors in mind, the reserved categories can be moved at random and need not be rotated in a specified order. Therefore, rotation cannot be insisted on a specified serial order. The aim of such "rotation" is to ensure that the benefit of reservation is extended across the board to the different Panchayat. If the said purpose is achieved, then it cannot be said that the rotation of categories is violated.

38. The learned counsel for the petitioners have highlighted the example of Gudibande Taluk and claimed that the rotation was not implemented properly as despite their population, sufficient reservation was not made in favor of the OBC-A. But let us take the example of the Taluk itself in order to better understand the working of the reservation and rotation system as invented and implemented by the Election Commission and the Deputy Commissioners.

No. of Grama Panchayats in the State: 6008 138 State Population (Rural) : 3,76,31,878 SC population in the State : 74,42,824 ST population in the State : 33,79,320

39. In order to figure out how many Posts of President need to be reserved one would have to take the population of the SC multiply it with the number of Grama Panchayats and divide it with the total population of the State. Thus:

7442824 x 6008 = 1188.26 = 1188 37631878 Therefore, 1188 posts have to be reserved for President of a Grama Panchayat in favor of the SC category throughout the State.

40. Further, in order to figure out how many SC persons would be represented by one post of President in a Grama Panchayat, one would have to take the total population of the SC category in the State and divide it by the 1188 posts to be reserved for the SC category. Hence: 139

74,42,824 = 6265 persons or unit.
1188
Therefore, one Post of President would represent 6265 persons belonging to the SC category.

41. Furthermore in order to figure out how many posts would have to be reserved for SC category in the Gudibande Taluk one would have to take the population of SC category in the said Taluk, and divide it by the number of persons per one Post. According to the 2011 Census, the SC population in the said Taluk is 12,245. Hence:

12,245 = 1.95= 2 posts.
6265
Thus, two posts of President of Grama Panchayat would have to be reserved for the SC category in the said Taluk.
According to the Annexure attached with the translated copy of the notification, Gudibande Taluk does have two posts of President reserved for SC category. In fact, since 50% of the SC category is reserved for women, therefore out of 2 posts, 1 post has been reserved for SC (woman).
140

Using the same set of formula for the ST category, 1 post is to be reserved for the ST category.

While fixing the reservation for the OBC category it has to be kept in mind that, nearly as may be, 1/3 of the posts of President and Vice-President have to be reserved for the OBC category. Since there are 8 Grama Panchayats in the Gudibande Taluk, therefore:

8 = 2.66= 3 posts.
3

However, as the upper cap of 50% has to be kept in mind, as out of 8 posts 2 posts have already been reserved for SC category, and 1 for ST category, naturally OBC category would have to be reduced from 3 posts to 1 post. Thus, out of 8 posts, 2 will be reserved for SC, 1 for ST and 1 for OBC-A, while 4 will be kept for General. Thus, notwithstanding the large population of OBC in the Taluk, in accordance with Section 44 (2) (b) of the Act, the seats reserved for the OBC will have to be necessarily reduced to

1. Hence, only 1 seat has been reserved for OBC-A, and none for OBC-B category. Therefore, the Election Commission has 141 rightly demarcated the distribution of seats for the different reserved category.

42. Similar argument was also repeated for the Anekal Taluk by Ms. Sumana Baliga. Although the learned counsel has argued elaborately about the fact that the notification issued by the Deputy Commissioner does not tally with her calculations, but merely for this reason, the notification cannot be set aside. The issues raised by her involve complicated disputed questions of fact. Therefore, the said issues cannot be adjudicated in the writ jurisdiction vested in this court. On this ground alone her petition cannot be accepted.

43. Mr. A Shivrama, the learned counsel has also questioned the legality of the notification issued by the Deputy Commissioner. According to him, in the said Taluk while 13 seats have been reserved for SC, and 1 for ST, but none have been reserved for the OBC despite their sizable population in the Taluk. However, according to Mr. Phanindra, there were in total 28 seats in the Anekal Taluk. 142 Taking 50% of 28, 14 seats had to be reserved for the different categories. Considering the large SC population in the Taluk, 13 seats were reserved for SC and 1 seat for ST. Thus, 14 seats already stood reserved. Hence, as the maximum cap of 50% was already achieved, no further reservation could be made in favor of OBC, in spite of their population in the Taluk. But nonetheless merely because no reservation could be made in favor of the OBC in this particular Taluk does not mean that they were deprived of their adequate representation in the Bengaluru Urban area. In fact, in Bengaluru North Taluk out of 39 seats, 6 seats have been reserved for OBC category. And out of 96 seats in Bengaluru Urban--comprising of 4 Taluks, 9 seats have been reserved for OBC. Thus, it cannot be said that the OBC community is being deprived of adequate representation in the Grama Panchayat. Therefore, the contentions raised by Mr. A Shivarama are unacceptable.

44. Mr. Y. R. Sadasiva Reddy, the learned Senior counsel, has questioned the implementation of the rotation 143 system with regard to the Mulabagilu Taluk in Kolar district. However, his submissions, mentioned above, are unacceptable for the following reasons: firstly, even if in the 2012 Elections the post of President was reserved for SC (woman), and now in 2015 Election the said post has been reserved for OBC-A (woman) it would not make the rotation invalid. Although the reservation is being made in favor of women, but the categories are different: in 2012 Election it was in favor of SC (woman), now it is in favor of OBC-A (woman). Secondly, although Kappanlamadugu Grama Panchayat does have four members from the OBC-A category, although the Alangur Grama Panchayath has been reserved for the post of President for the OBC-A category, but even this reservation cannot be faulted. For in Kolar district 13 seats have been reserved for the OBC-A and OBC- B category. Thus, overall adequate proportion has been ensured to the said community. Merely because it is not being done at the nano level of Grama Panchayat, it is being carried out at the macro level of the district. Hence, the notification issued by the Deputy Commissioner cannot be 144 faulted. Thirdly, even if no reservation has been made in favor of ST category in the Mudiyanooru Grama Panchayat, it would not make the notification issued by the Deputy Commission suspect. For out of five Taluks comprising the Kolar district, 10 seats have been reserved for the ST category. Hence, there is proportionate representation of the ST category in the district. Thus, it is immaterial if a particular Grama Panchayat has not been reserved for a particular category. The issue is not if a particular Grama Panchayat has been deprived of a particular category? The ultimate question is if a particular category has been deprived of its proportional or adequate representation or not? If the answer to this question is in the negative, then no fault can be discovered with the impugned notification of the Deputy Commissioner.

45. Similarly attacks by Mr. K. N. Puttegowda, and Mr. H. P. Leeladhar fail as they too are worried about the reservation at the atomic level of particular Grama Panchayats. They are missing the wood for the trees. Even in 145 their cases, the overall proportional representation and adequate representations are being made. Merely because the petitioners belong to a particular category, they cannot claim, by of right, that their Grama Panchayat should have been reserved for the category to which they belong to. The right to stand for an elected post is a statutory right and not a fundamental right. The right can be exercised only under the conditions under which it is given. Therefore, Mr. Leeladhar is unjustified in claiming that since the petitioner belongs to the ST community, therefore the post of President in the Haragadde Grama Panchayat should be reserved for ST category. After all, 1 seat is reserved for ST category in the Anekal Taluk which includes the Haragadde Grama Panchayat. Therefore, it is immaterial if the single seat has been reserved in Haragadde Grama Panchayat or not.

46. Likewise, Mr. K. N. Puttegowda's contention with regard to non-reservation of the post of President for the ST category in the Alathuru Grama Panchayat is untenable. For, according to Mr. Phanindra, Gundlupet Taluk, which covers 146 Alathuru Grama Panchayat, there are 34 seats for President, out of which 4 seats have been reserved for ST category. Thus, again there is sufficient representation of the community in the Gundlupet Taluk.

47. Mr. S. N. Aswathanarayan has challenged the notification dated 16-6-2015 issued by the Deputy Commissioner. According to him despite the large population of ST category in the Venkatagirikote Grama Panchayat the post of President has not been reserved for the ST category. Instead, the post has been reserved for SC (woman). According to him, the reservation should be based solely on the criteria of population. Since Harohalli Grama Panchayat has a lesser ST population than the Venkatagirikote Grama Panchayat, instead of reserving the post of President in the Harohalli Grama Panchayat, it should have been done for the Venkatagirikote Grama Panchayat. The contention raised is clearly untenable. For population is one of the factors to be kept in mind while reserving the post of President. But by no means is it the only criteria. According to Mr. Phanindra, 147 other factors also have to be considered while carrying out the exercise of reserving the posts in the Grama Panchayat. Moreover, both the said Grama Panchayats fall under the Devanahalli Taluk. In the Devanahalli Taluk there are in total 24 seats, while 6 seats have been reserved for the SC category, 3 seats have been reserved for ST category. Therefore, it cannot be said that the interest of the ST category is being ignored. Hence, the contention raised by Mr. Aswathanarayan is unacceptable.

48. The data provided by Mr. K. Shashikiran Shetty, the learned Senior Counsel is off the mark. According to him while twice the post of President was reserved in the Niduvale Grama Panchayat in the Mudigere Taluk, in other Grama Panchayats of Samse, Totadur, Marasanige, Niduvale, etc. the post of President has never been reserved for the SC category. But the document submitted by the learned Senior Counsel clearly shows that these Grama Panchayats did have post reserved for the SC category between 1993 to 2015. 148 Hence, the plea raised by the learned Senior Counsel is misplaced.

49. The submissions made by other learned counsels like Mr. T. Sheshagiri Rao, Mr. B. Sudhakar, Mr. Girish Kodgi, Mr. Prasanna V. R. are equally untenable as they have all harped on the point that the post of President in a particular Grama Panchayat should have been reserved for a particular category. As discussed above the said plea is unacceptable for the reasons stated above.

50. The contention raised by Mr. V. S. Hegde is equally misplaced. Mr. Hegde has argued that since elections could not be held in two villages, therefore the election to the post of President should be deferred till the elections in the said villages take place. Section 5 (1) of the Act states that "The Grama Panchayat shall consist of such number of elected members as may be notified from time to time as notified by the State Election Commission...". Sub-section (6) further states that "If for any reason the election to any Grama Panchayat does not result in the election of the 149 required number of members as specified in sub-section (1), the Deputy Commissioner shall within one month from the date on which the names of the elected members are published by him under sub-section (8) arrange another election for the election of such number of members as will make up the required number." However, while arguing his plea, Mr. Hegde has overlooked the provision contained in Sub-section (7) of Section 5.

Sub-section (7) is as under:

Notwithstanding anything contained in sub-sections (1) and (6), but subject to any general or special orders of the Government, where two-thirds of the total number of members of any Grama Panchayat has been elected, the Grama Panchayat shall be deemed to have been duly constituted under the Act.

51. Thus, if two-thirds of members of a Grama Panchayat are elected, then the Grama Panchayat is deemed to be elected. According to Mr. Phanindra, in the Ramalingapura Grama Panchayat 21 members were to be 150 elected out of whom three have not been elected so far. But then two-third of the members of the Grama Panchayat has been elected. Thus, the Grama Panchayat is deemed to be formed according to sub-section (7) of Section 5. Hence, in accordance with Sections 44 and 45 of the Act, the election for the post of President and Vice-President has to take place within one from the date of general election results. Thus, the Deputy Commissioner was justified in fixing the date and the reservation for the Ramlingapura Grama Panchayat. Hence, the submission made by Mr. Hegde is without any merit.

52. The scope for judicial intervention in election process is a limited one. In the case of Ashok Kumar (supra) the Hon'ble Supreme Court has demarcated the scope of judicial interference with the election process. Of course, "judicial intervention is available if assistance of the court has been sought for merely to correct or smoothen the progress of the election proceedings, to remove the obstacles therein, or to preserve a vital piece of evidence if the same 151 would be lost or destroyed or rendered irretrievable by the time the results are declared and the stage is set for invoking the jurisdiction of the court." But even this judicial intervention is coupled with a rider--"without interrupting, obstructing, or delaying the progress of the election proceedings." Moreover, the Apex Court has further warned that "The court must be very circumspect and act with caution while entertaining any election dispute though not hit by the bar of Article 329(b) but brought to it during the pendency of election proceedings. The court must guard against any attempt at retarding, interrupting, protracting or stalling of the election proceedings. Care has to be taken to see that there is no attempt to utilize the court's indulgence by filing a petition outwardly innocuous but essentially a subterfuge or pretext for achieving an ulterior or hidden end. Needless to say that in the very nature of things the court would act with reluctance and shall not act, except on a clear and strong case for its intervention having been made out by raising the pleas with particulars and precision and supporting the same by necessary material." 152

53. Considering the fact that only a handful of petitions have been filed, that too, on the repetitive plea of the post of President in a particular Grama Panchayat not being reserved for a particular reserved category, considering the fact that the overall picture is being missed, considering the fact that the material facts with regard to other factors which would necessarily affect the decision are not being revealed, this Court is of the opinion that the petitions are merely a cleaver ploy to interrupt and delay the progress of the election. Hence, this court should not interfere with the election process.

54. But before ending this judgment, this Court would like to take note of a contention raised both by Mr. Jayakumar S. Patil, the learned Senior Counsel, and by Mr. Rajagopal, the learned counsel, with regard to the timing of the notification both by the Election Commission and by the Deputy Commissioners. According to both the learned counsels in the case of Smt. Rekha Parashuram Kattimani ( supra) this court had directed the State "to ensure issue of 153 the Notification well in advance, in the least, six months prior to the closing of the term of office of Adhyaksha and Upadhyaksha, so as to enable persons aggrieved to have their say in the matter." Furthermore in the case of Channigappa and Another v State of Karnataka and Others [2000 (6) KLJ 163 (DB)] a learned Division Bench of this Court has observed as under:

We however direct that in future as and when Government exercises its statutory power and acts in the matter of rotation/ delimitation/ adjustment of seats, in terms of the rules, affected parties are to be given an opportunity to have their say with regard to their grievances in the said matter. We would further observe that the State Government would be well- advised to amend the rules providing for an opportunity to the affected general public to avoid any criticism on the Government.

55. Undoubtedly in a democracy, a government runs on the faith of the people. Therefore, every action of the government has to be above suspicion. The loss of the faith of the people not only corrodes the credibility of the 154 government, but most importantly shakes the faith of the people in the Rule of Law. Hence, it is imperative that fairness should not only be done by the government in matter of election, but should also be seen to be done by it. This Court thus hopes that the directives issued by this Court would be followed by the State Government in the future. In case the State fails to follow the directions and the advice given by this Court, it does it at its own peril.

However, for the reasons stated above, this Court does not find any merit in the writ petitions. Therefore, the petitions are, hereby, dismissed. No order as to cost.

Sd/-

JUDGE *bk/Np/kvk/js 155 SCHEDULE - I NOTIFICATION/ ORDER ISSUED BY SL. WRIT PETITION THE DEPUTY NAMES OF THE GRAMA NAMES OF THE NO. (NOS.) COMMISSIONER'S OF PANCHAYAT DISTRICT THE RESPECTIVE DISTRICTS CATEGORY-I 1 26572/15 22-6-15 Tumakuru 2 26261/15 11/6/2015 Banakal & others Chikkamagaluru 3 26672/15 16-6-15 Venkatagiri Kote Bengaluru Rural 4 26688/15 24-6-15 Kadabagere Bengaluru Rural 5 25700-701/15 18-6-15 Basahatti Bengaluru Rural 6 26647/15 Mamballi Chamarajanagar 7 25215/15 Hosur Grama Panchayat Chickballapura 8 26311/15 12/6/2015 Harohalli (Mellahalli) Mysore 9 26682/15 16-6-15 Kariyala Chitradurga 10 25717/15 17-6-15 Doddabanahalli Bengaluru Rural 11 25568/15 12/6/2015 Thagadooru Hassan 12 25657/15 9/6/2015 Maruthipura Shimoga 13 25857-861/15 12/6/2015 Bheemanahalli Mandya 14 25870/15 11/6/2015 Marathalli Chamarajanagar 15 25693-697/15 12/6/2015 Ramanagara 16 25612-613/15 12/6/2015 Kadakola Mysore 17 25840/15 15-6-15 Shivapura Chamarajanagar 18 26083/15 18-6-15 Hosalli Bengaluru Rural 19 26092-94/15 16-6-15 Yeliyur Bengaluru Rural 20 26133-34/15 13-6-15 Hanngoodu Mysore 26348/15 & 21 16-6-15 Kunchur Davangere 26442-43/15 156 NOTIFICATION/ ORDER ISSUED BY SL. WRIT PETITION THE DEPUTY NAMES OF THE GRAMA NAMES OF THE NO. (NOS.) COMMISSIONER'S OF PANCHAYAT DISTRICT THE RESPECTIVE DISTRICTS 22 26382/15 22-6-15 Mantappa Bangalore Urban 23 26389/15 9/6/2015 Koppa Chikkamagaluru 24 26648/15 Biligiri Rangan Betta Chamarajanagar 25 26655/15 9/6/2015 Maraliga Mandya 26 26119-122/15 16-6-2015 Kodliped & others Kodagu 27 26365-66/15 16-6-2015 Kodliped & others Kodagu 28 26806-26810/15 9/6/2015 Sonale & others Shimoga 29 25258/15 Hulihalli Chikkamagaluru 30 26110/15 15-6-2015 Muttanalluru Bangalore Rural 31 24631/15 5/5/2015 Belavalla Tumakuru 32 25543-54/15 17-6-15 Tavarekere Bangalore Rural 33 25573-74/15 11/6/2015 Arakere Tumakuru 34 25576/15 17-6-15 Kodagihalli Tumakuru 35 26098/15 12/6/2015 Sunkathonnur Mandya 36 26106/15 17-6-15 Taredakuppe Tumakuru 37 25698-699/15 16-6-15 Kannamangala Bangalore Rural 38 25856/15 18-6-15 Konaghatta Bangalore Rural 39 26135/15 13-6-15 Bilidevalaya Tumakuru 40 26147/15 11/6/2015 Bantenahalli Hassan 41 26683/15 16-6-15 Javanagondanahalli Chitradurga 42 26672/15 16/6/2015 Venkatagiri Bangalore Rural 43 26042/15 15-6-15 Handenahalli Bangalore Urban 44 24504/15 Doddaganawadi Ramanagara 157 NOTIFICATION/ ORDER ISSUED BY SL. WRIT PETITION THE DEPUTY NAMES OF THE GRAMA NAMES OF THE NO. (NOS.) COMMISSIONER'S OF PANCHAYAT DISTRICT THE RESPECTIVE DISTRICTS CATEGORY - II 1 25690/15 25-5-15 Hulimangala Bangalore Urban 2 25165-67/15 25-5-15 Bintravalli & Others Chikkamagaluru 3 26646/15 25-5-15 Timmarajipur Chamarajanagar CATEGORY - III 25-5-15 & 1 24900-901/15 Abludu & Others Chickballapura 11-6-15 2 26091/15 25-5-15 Devarabellakere Davangere 25-5-15 & 3 26111/15 Hennagara Bangalore Urban 15-6-15 25-5-15 & 4 26689/15 Bettakote Bangalore Rural 16-6-15 25-5-15 & 5 26065-67/15 Bhairganahalli & Others Kolar 15-6-15 25-5-15 & 6 25083-85/15 Marasanige Chikkamagaluru 8-6-15 7 25702/15 25-5-15 Haragadde Bangalore Rural 25-5-15 & 8 26068-70/15 Agara & Others Kolar 15-6-15 Sd/-

JUDGE