Karnataka High Court
Divakara Patawardhan vs The State Of Karnataka on 3 February, 2025
-1-
NC: 2025:KHC:4884
WP No. 997 of 2025
IN THE HIGH COURT OF KARNATAKA AT BENGALURU
DATED THIS THE 3RD DAY OF FEBRUARY, 2025
BEFORE
THE HON'BLE MRS JUSTICE K.S. HEMALEKHA
WRIT PETITION NO. 997 OF 2025 (CS-EL/M)
BETWEEN:
1. DIVAKARA PATAWARDHAN
S/O V.J PATAVARDHAN
AGED ABOUT 55 YEARS
R/AT KADAMBALLI HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 4385
2. RATHNAKARA PRABHU
S/O RAGHAVA PRABHU K.
AGED ABOUT 68 YEARS
R/AT KAYATHODI HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 2190
3. PADMA R PHADKE
S/O RAMACHANDRA V. PHADKE
Digitally signed by AGED ABOUT 65 YEARS
MAHALAKSHMI B M R/AT KERE THOTA HOUSE
Location: HIGH MUNDAJE POST AND VILLAGE
COURT OF
KARNATAKA BELTHANGADY TALUK-574228
MEMBER NO: 2457
4. ASHOKA KUMARI
AGED ABOUT 70 YEARS
R/AT MUNDAJE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 2476
5. VAMANA BENDE
S/O KESHAVA BENDE
AGED ABOUT 64 YEARS
R/AT KAYATHODI HOUSE
-2-
NC: 2025:KHC:4884
WP No. 997 of 2025
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 3291
6. AKSHATHA V PATAVARDHAN
W/O VASANTHA R. PATAVARDHAN
AGED ABOUT 55 YEARS
R/AT KADAMBALLI HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 3701
7. UDAYA BHASKARA GOKHALE
S/O RAMAKRISHNA GOKHALE
AGED ABOUT 30 YEARS
R/AT MALLIKATTE HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 5578
8. ANURADHA CHIPLONKAR
AGED ABOUT 63 YEARS
R/AT JANBAILU HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 6005
9. RAMESH PATAVARDHAN
S/O HARI BHAT
AGED ABOUT 45 YEARS
R/AT HALTHOTA HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 6314
10. SHOBHA KUMARI
D/O BHASKAR BHAT
AGED ABOUT 64 YEARS
R/AT SOWRABHA SOMANTHADKA HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 6484
11. VARSHA M
W/O AJJITH VAZEE
AGED ABOUT 28 YEARS
-3-
NC: 2025:KHC:4884
WP No. 997 of 2025
R/AT MUNDAJE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 7284
12. NAVEEN
S/O RAMESH NAIK
AGED ABOUT 52 YEARS
R/AT SANYASIKATTE DEVASTHANA
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7292
13. SUMA K MARATHE
W/O KIRAN MARATHE
AGED ABOUT 35 YEARS
R/AT KODANGE HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 8338
14. PUSHPAVATHI
W/O SANJEEVA SHETTY
AGED ABOUT 62 YEARS
R/AT NAGANDA HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 8354
15. RAMANNA RAI
S/O SANKASTHA RAI
AGED ABOUT 62 YEARS
R/AT KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 2509
16. SUBRAMANYA BHAT S
S/O VASUDEVA BHAT
AGED ABOUT 62 YEARS
R/AT MIYA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 2673
17. SHRI KRISHNA HEBBAR
S/O VASUDEVA BHAT
-4-
NC: 2025:KHC:4884
WP No. 997 of 2025
AGED ABOUT 70 YEARS
R/AT MIYA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 3099
18. SANDHYA P
W/O RAJASHEKHARA HEBBAR
AGED ABOUT 45 YEARS
R/AT KELAGINA PARARI HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 3992
19. VINODA
S/O NARAYANA POOJARY
AGED ABOUT 56 YEARS
R/AT KADAMBU HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 6006
20. VIDYA CHIPLONKAR
W/O GANAPATHI CHIPLONKAR
AGED ABOUT 46 YEARS
R/AT KSHIRA SAGARA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 6447
21. KRISHNA MOORTHI
S/O VASANTHA HEBBAR
AGED ABOUT45 YEARS
R/AT NADODI HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 6866
22. NALINAKSHI
W/O VASUDEVA HOLLA
AGED ABOUT55 YEARS
R/AT SARASWATHI NILAYA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7061
-5-
NC: 2025:KHC:4884
WP No. 997 of 2025
23. SUNITHA
W/ O KARIYA MUGEERA
AGED ABOUT 35 YEARS
R/AT PAJIRADKA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7354
24. DOOMA M K
S/O SUBBA MALEKUDIYA
AGED ABOUT 70 YEARS
R/AT PRAGATHI NILAYA
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7365
25. JAYANTHI
W/O SHINA NAIK
AGED ABOUT 40 YEARS
R/AT VIDYANAGARA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7535
26. SOWMYA
W/O DHANANJAYA ACHARYA
AGED ABOUT 35 YEARS
R/AT KUNDOORU HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7545
27. RAVI
S/O DOMBAYYA T.
AGED ABOUT 38 YEARS
R/AT KUNDOORU HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7550
28. SHANTHI
W/O LINGU
AGED ABOUT 32 YEARS
R/AT KALMANJA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
-6-
NC: 2025:KHC:4884
WP No. 997 of 2025
MEMBER NO: 7663
29. SHARADA
W/O VITALA SHETTY
AGED ABOUT 50 YEARS
R/AT DADIBETTU HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7686
30. RADHAKRISHNA HEGDE
S/O CHANDRAYA HEGDE
AGED ABOUT 50 YEARS
R/AT VIDYANAGARA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 7903
31. VARIJA
W/O SUNDARA ACHARYA
AGED ABOUT 50 YEARS
R/AT ADARSHA NAGARA
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7985
32. RANJITH M R
W/O RAVINDRA POOJARY M
AGED ABOUT 24 YEARS
R/AT ARLA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8114
33. GOVINDA DAMBLE
S/O RAMAKRISHNA DAMLE
AGED ABOUT 66 YEARS
R/AT BHARGAVA NILAYA
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8563
34. BALAKRISHNA GOWDA B
S/O RAMAYYA GOWDA
AGED ABOUT57 YEARS
R/AT GULLODI HOUSE
-7-
NC: 2025:KHC:4884
WP No. 997 of 2025
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8786
35. GOPALAKRISHNA B
S/O RAMAYYA GOWDA
AGED ABOUT 55 YEARS
R/AT GULLODI HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8802
36. ANANDA GOWDA
S/O PERNA GOWDA
AGED ABOUT 55 YEARS
R/AT BAREMELU HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
MEMBER NO: 4234
37. DHARNAMMA
S/O NONAYYA GOWDA
AGED ABOUT 60 YEARS
R/AT ETHYADKA HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
MEMBER NO: 4769
38. SESAMMA
S/O DUGGANNA GOWDA
AGED ABOUT 65 YEARS
R/AT PALKE HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK-574228
MEMBER NO: 6270
39. PRASHANTH
S/O GANGAYYA GOWDA
AGED ABOUT 45 YEARS
R/AT BAREMELU HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
MEMBER NO: 6609
40. LAKSHMI DEVI
S/O RAMA BHAT K.
-8-
NC: 2025:KHC:4884
WP No. 997 of 2025
AGED ABOUT 50 YEARS
R/AT KALLAGUNDA HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
MEMBER NO: 7116
41. NALINI
W/O SURESH
AGED ABOUT 38 YEARS
R/AT MUDDUGE HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
MEMBER NO: 8268
42. PAVITHRAKSHI
W/O PRASAD B.
AGED ABOUT 30 YEARS
R/AT BAREMELU HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK-574228
MEMBER NO: 8643
43. JAGADEESHA
S/O THANIYAPPA MULYA
AGED ABOUT 35 YEARS
R/AT PERNGILU HOUSE
CHARMADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 5044
44. SUJITH K
S/O K. KUNJIRA MULYA
AGED ABOUT 38 YEARS
R/AT PERNGILU HOUSE
CHARMADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8659
45. PADMAVATHI
W/O SHIVAKANTH
AGED ABOUT 35 YEARS
R/AT KOTRABETTU HOUSE
CHARMADY POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 8729
-9-
NC: 2025:KHC:4884
WP No. 997 of 2025
46. JYOTHI P
W/O SHANKARA
R/AT CHOKKABETTU HOUSE,
NIRIYA VILLAGE, BELTHANGADY TALUK,
DASKHINA KANNADA DISTRICT-574228
MEMBER NO.7997
47. VENKATESHA B
S/O RAMAKRSHINA IRVATRAYA
AGED ABOUT 35 YEARS
R/AT BENDRALA HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 3917
48. UDAYA KRISHNA BHAT
S/O VASUDEEVA BHAT
AGED ABOUT 45 YEARS
R/AT HOSAMANE HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 4737
49. KASTHURI IRVATRAYA
W/O KRISHNA MURTHI IRVATRAYA
AGED ABOUT 55 YEARS
R/AT BENDRALA HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7192
50. VENKAPPA KULAL
S/O LOKKAYA KULAL
AGED ABOUT 70 YEARS
R/AT KUYAKKURI HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7633
51. SHAKUNTHALA
S/O VENKAKRISHNA IRVATRAYA
AGED ABOUT 65 YEARS
R/AT BENDRALA HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
- 10 -
NC: 2025:KHC:4884
WP No. 997 of 2025
MEMBER NO: 8037
52. VASANTHA D
S/O SHIVAPPA GOWDA
AGED ABOUT 60 YEARS
R/AT DEVASYA HOUSE
THOTATHADY POST AND VILLAGE
MEMBER NO: 8691
53. UGRANI PITHILU
S/O NARAYANA KUTTI C.K
AGED ABOUT 48 YEARS
R/AT THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8856
54. DERAPPA GOWDA B
S/O KUNDA GOWDA
AGED ABOUT 60 YEARS
R/AT PILIKALA HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8856
55. CHANDAPPA GOWDA
S/O THIMMAYYA GOWDA
AGED ABOUT 65 YEARS
R/AT KUDUMADKA HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 5380
56. DHARNAPPA GOWDA
S/O MODENKILA GOWDA
AGED ABOUT 55 YEARS
R/AT BARTHAJE HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 6196
57. PADMAVATHI
W/O DHARMANA GOWDA
AGED ABOUT 58 YEARS
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
- 11 -
NC: 2025:KHC:4884
WP No. 997 of 2025
MEMBER NO: 6975
58. SHIVAPRASAD S
S/O A. SHANTHAPPA GOWDA
AGED ABOUT 45 YEARS
R/AT ANIYOOUR HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7862
59. RAGHUNATHA B
S/O RAJU.B
AGED ABOUT 40 YEARS
R/AT BANJARU HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 7905
60. RAGHVA GOWDA
S/O CHENNAYYA GOWDA
AGED ABOUT 50 YEARS
R/AT NURGEDADI HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7975
61. CHINNAYYA GOWDA YANE ANANDA GOWDA
S/O N.K GOWDA
AGED ABOUT58 YEARS
R/AT KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 8619
62. VASANTHA KUMAR
S/O PADMARAJ KELLA
AGED ABOUT 52 YEARS
R/AT HALE KAKKINJE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 5384
63. IBRAHIM
S/O HUSEN BYARI
AGED ABOUT 58 YEARS
R/AT BENDRALA HOUSE
THOTATHADY POST AND VILLAGE
- 12 -
NC: 2025:KHC:4884
WP No. 997 of 2025
BELTHANGADY TALUK- 574228
MEMBER NO: 7824
64. TRIVENI
W/O SATHYANARAYANA S.R.
AGED ABOUT 52 YEARS
R/AT MUNDAJE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 3753
65. LAKSHMI R PATAVARDHAN
W/O S.R. PATAVARDHAN
AGED ABOUT 70 YEARS
R/AT SHRAVANI HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 1783
66. RAMAKRISHNA PHADKE
S/O VINAYAKA PHADKE
AGED ABOUT 57 YEARS
R/AT NELLIKATTE HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 4752
67. YOGESH PRABHU
S/O UMESH PRABHU
AGED ABOUT 50 YEARS
R/AT KAYATHODI HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 5351
68. JAYANANDA
S/O KRISHNAPPA POOJARY
AGED ABOUT 42 YEARS
R/AT NEYYALU HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 5356
69. GIREESH KUDRETHAYA
S/O NARAYANA KUDRETHYA
AGED ABOUT 60 YEARS
- 13 -
NC: 2025:KHC:4884
WP No. 997 of 2025
R/AT MAJAL HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 5468
70. HARISH K
S/O KRISHNA BHAT
AGED ABOUT 39 YEARS
R/AT KAJE DUMBETTU HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 7370
71. CHANDRASHEKHARA
S/O SUBRAYA BHAT
AGED ABOUT 50 YEARS
R/AT SHRI NIDHI NILAYA
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7578
72. KUNNIGA
S/O PERNA
R/AT MAJAL HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
AGED ABOUT 60 YEARS
MEMBER NO: 7750
73. GOWRI PATAVARDHAN
W/O D. MAHADEVA PATAVARDHAN
AGED ABOUT 72 YEARS
R/AT GUNDA BALI HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8047
74. SHRAVANA KUMARA
S/O NARAYANA POOJARY
AGED ABOUT 30 YEARS
R/AT BAVANTHABETTU HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8249
- 14 -
NC: 2025:KHC:4884
WP No. 997 of 2025
75. CHYAVAN PHADKE
W/O NARAYANA PHADKE
AGED ABOUT 42 YEARS
R/AT MAJAL HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 8281
76. SMITHA
W/O MAHADEEVA PATAVARDHAN
AGED ABOUT 34 YEARS
R/AT MUKHA MANTAPA HOUSE
MUNDAJE POST AND VILLAGE ABOUT
BELTHANGADY TALUK-574228
MEMBER NO: 8719
77. SUMA K.S. BHAT
W/O SURESH BHAT
AGED ABOUT 62 YEARS
R/AT KOCCHI HOUSE
MUNDAJE POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8353
78. ACHUTHA BHAT S
S/O VASUDEVA BHAT
AGED ABOUT 55 YEARS
R/AT KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 2670
79. RAGUPATHI HEBBAR
S/O SUBRAYA HEBBAR
AGED ABOUT 68 YEARS
R/AT PARARI HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 2828
80. DOOMA NAIKA
S/O ESHWARA NAIK
AGED ABOUT 75 YEARS
R/AT MANINJE HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
- 15 -
NC: 2025:KHC:4884
WP No. 997 of 2025
MEMBER NO: 3852
81. VENKTRAMANA SHETTY
S/O ANNI SHETTY
AGED ABOUT 45 YEARS
R/AT SRIRAKSHA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 5296
82. DEVAMMA
W/O BABU NALK
AGED ABOUT 66 YEARS
R/AT VIDYANAGARA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 6080
83. SARITHA S PATAVARDHAN
W/O SHANKAR R. PATAVARDHAN
AGED ABOUT 69 YEARS
R/AT MELINA KUDENCHI HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 6610
84. RATHEESH
S/O ANIL GOWDA
AGED ABOUT 32 YEARS
R/AT KALMANJA
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 6989
85. JANARDHANA ACHARY
S/O SHRINIVASA
AGED ABOUT 50 YEARS
R/AT NIDIGAL HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7261
86. MAHABALA MADIVALA
S/O HONNAPPA MADIVALA
AGED ABOUT 60 YEARS
R/AT VIDYANAGARA NIDIGAL HOUSE
- 16 -
NC: 2025:KHC:4884
WP No. 997 of 2025
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7356
87. RAMESH GOWDA
S/O LINGAPPA
AGED ABOUT 60 YEARS
R/AT DEVARAGUDDE HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 7412
88. ASHOKA
S/O VIJAYA ACHARYA
AGED ABOUT 40 YEARS
R/AT KODIBETTU HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7543
89. VITALA SHETTY
S/O TYAAMPANNA SHETTY
AGED ABOUT 70 YEARS
R/AT DADIBETTU HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 7547
90. RAMAYYA TELUGA
S/O BABU TELUGA
AGED ABOUT 60 YEARS
R/AT KALMANJA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7555
91. LAKSHMI
W/O RAMESH NAIK
AGED ABOUT 40 YEARS
R/AT VIDYA NAGARA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7672
92. KASTHURI M BHAT
W/O D.E. MAHABALA BHAT
- 17 -
NC: 2025:KHC:4884
WP No. 997 of 2025
R/AT KALMANJA HOUSE
AGED ABOUT 60 YEARS
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7841
93. VEENA
W/O RAVICHANDRA
AGED ABOUT 45 YEARS
R/AT ARLA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7903
94. KARIYA
S/O KARIYA
AGED ABOUT52 YEARS
R/AT PAJIRADKA HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7988
95. K VIJAYA CHANDRA RAJA
S/O ADIRAAJA
AGED ABOUT 40 YEARS
R/AT VIDYANAGARA NILAYA
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8159
96. JANAKI B.
W/O RAMAYYA GOWDA
AGED ABOUT 77 YEARS
R/AT GULLODI HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8785
97. RAMAKRISHNA B
S/O RAMAYYA GOWDA
AGED ABOUT 51 YEARS
GULLODI HOUSE
R/AT KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8787
- 18 -
NC: 2025:KHC:4884
WP No. 997 of 2025
98. MAHAVEERA INDRA
S/O DEEVAPALA INDRA
AGED ABOUT 40 YEARS
R/AT VIDYA NAGARA NIDIGAL
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 9906
99. GOPALA GOWDA
S/O JINAPPA GOWDA
AGED ABOUT 58 YEARS
R/AT NEKKARE HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK-574228
MEMBER NO: 4725
100. RAMAKKA
W/O LOKKAYA GOWDA
AGED ABOUT 62 YEARS
R/AT ETHYADKA HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
MEMBER NO: 4769
101. KRISHNAPPA MALEKUDIYA
S/O BABU MALEKUDIYA
AGED ABOUT 58 YEARS
R/AT NALLILU HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
MEMBER NO: 6527
102. SHASHIDHARA
ANNU MALEKUDIYA
AGED ABOUT 40 YEARS
R/AT NADITHILU HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
MEMBER NO: 6864
103. NALINI
W/O SHEKHARA GOWDA
AGED ABOUT 48 YEARS
R/AT HOSAHOKLU HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
- 19 -
NC: 2025:KHC:4884
WP No. 997 of 2025
MEMBER NO: 7679
104. KUSHALAPPA
S/O TOKAYYA GOWDA
AGED ABOUT 42 YEARS
R/AT KONKADDA PERIYADKA
CHIBIDRE VILLAGE, KAKKINJE POST
MEMBER NO: 8469
105. TIRUMALESHA
S/O JATHANNA GOWDA
AGED ABOUT 35 YEARS
R/AT KAVYANJALI HOUSE
CHIBIDRE VILLAGE, KAKKINJE POST
BELTHANGADY TALUK- 574228
MEMBER NO: 8840
106. DEVAKI
W/O THANIYAPPA GOWDA
AGED ABOUT 60 YEARS
R/AT KUNDOTTU HOUSE
CHARMADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8375
107. PRASHANTH K
S/O VASANTHA
AGED ABOUT 38 YEARS
R/AT KUNDOTTU HOUSE
CHARMADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8659
108. DAYANANDA
S/O OBAYYA GOWDA
AGED ABOUT 65 YEARS
R/AT HOSAHOKLU HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 3921
109. MALLIKA
W/O NARAYANA
AGED ABOUT 45 YEARS
R/AT MOORJE HOUSE
THOTATHADY POST AND VILLAGE
- 20 -
NC: 2025:KHC:4884
WP No. 997 of 2025
BELTHAHGADY TALUK- 574228
MEMBER NO: 3904
110. KRISHNAMURTHI IRVATRAYA
S/O ANANTHA IRVATRAYA
AGED ABOUT 60 YEARS
R/AT BENDRALA HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7193
111. SUNITHA D
W/O LAKSHAMA
AGED ABOUT 45 YEARS
R/AT PITHILU HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7941
112. PRADEEP A
S/O SHINAPPA
AGED ABOUT 65 YEARS
R/AT ARBI HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8444
113. HARIPRASAD B
S/O BABURAYA ACHARYA
R/AT KAJE HOUSE
AGED ABOUT 40 YEARS
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8697
114. DEEKAYYA GOWDA
S/O SESANNA GOWDA
AGED ABOUT 58 YEARS
R/AT HERAL HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 4693
115. HOOVAYYA GOWDA
S/O GANGAYYA GOWDA
AGED ABOUT 68 YEARS
- 21 -
NC: 2025:KHC:4884
WP No. 997 of 2025
R/AT KUDUMADKA HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 5382
116. SEETHAMMA
S/O TOKKAYYA GOWDA
AGED ABOUT 56 YEARS
R/AT UMBAJE HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 6490
117. MOHANA
S/O DHARAMANA GOWDA
AGED ABOUT 56 YEARS
R/AT NERIYA HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 6976
118. GIREESHA
S/O DHARNAPPA GOWDA
AGED ABOUT 40 YEARS
R/AT BOVINADI HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK-574228
MEMBER NO: 7892
119. VASANTHI B L
S/O LAKSHSHMANA B
AGED ABOUT 40 YEARS
R/AT BANJARU HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7930
120. GIRIJA
S/O KRISHNAPPA GOWDA
AGED ABOUT 55 YEARS
R/AT KOODLE HOUSE
NERIYA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8521
- 22 -
NC: 2025:KHC:4884
WP No. 997 of 2025
121. SHRINIVASA
S/O DHARMANA GOWDA
AGED ABOUT 55 YEARS
R/AT UMBAJE HOUSE
KALMANJA POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 8811
122. VICHITHRA R T
W/O BABU M.V
AGED ABOUT 60 YEARS
R/AT KOYAKKURI HOUSE
THOTATHADY POST AND VILLAGE
BELTHANGADY TALUK- 574228
MEMBER NO: 7210
ALL.ARE MEMBERS OF MUNDAJE PRIMARY
AGRICULTURAL CREDIT CO-OPERATIVE SOCIETY LTD.,
A SOCIETY REGISTERED UNDER KARNATAKA
CO-OPERATIVE SOCIETIES ACT 1959.
MUNDAJE VILLAGE,
BELTHANGADY TALUK
D.K. DISTRICT-574228
...PETITIONERS
(BY SRI. SHETTY DEEPAK, ADVOCATE)
AND:
1. THE STATE OF KARNATAKA
DEPARTMENT OF CO-OPERATION,
M S BUILDING,
BANGALORE-560001,
REPRESENTED BY ITS
PRINCIPAL SECRETARY
2. THE STATE CO-OPERATIVE ELECTION AUTHORITY,
3RD FLOOR, TTMC A BLOCK,
K.H. ROAD,
SHANTHINAGAR,
BANGALORE-560027,
REPRESENTED BY ITS SECRETARY
- 23 -
NC: 2025:KHC:4884
WP No. 997 of 2025
3. MUNDAJE PRIMARY AGRICULTURAL CREDIT
CO-OPERATIVE SOCIETY LTD.,
A SOCIETY REGISTERED UNDER KARNATAKA .
CO-OPERATIVE SOCIETIES ACT 1959.
MUNDAJE VILLAGE,
BELTHANGADY TALUK,
D.K DISTRICT-574228
REPRESENTED BY ITS CEO
4. THE RETURNING OFFICER,
MUNDAJE PRIMARY AGRICULTURAL CREDIT
CO-OPERATIVE SOCIETY LTD.,
MUNDAJE VILLAGE,
BELTHANGADY TALUK
D.K DISTRICT-574228
...RESPONDENTS
(BY SRI. YOGESH D. NAIK, AGA FOR R1 AND R4;
SRI. T.L.KIRAN KUMAR, ADVOCATE FOR R2)
THIS W.P. IS FILED UNDER ARTICLES 226 AND 227 OF THE
CONSTITUTION OF INDIA PRAYING TO QUASH THE
DISQUALIFIED/INELIGIBLE VOTERS LIST OF MEMBERS FOR THE
ELECTION HELD TO RESPONDENT NO.3 UNION SCHEDULED ON
19.01.2025, SO FAR AS PETITIONERS ARE CONCERN, THE COPY OF
WHICH HAS BEEN PRODUCED AT ANNEXURE-B AND ETC.
THIS PETITION, COMING ON FOR ORDERS, THIS DAY, ORDER
WAS MADE THEREIN AS UNDER:
CORAM: HON'BLE MRS JUSTICE K.S. HEMALEKHA
- 24 -
NC: 2025:KHC:4884
WP No. 997 of 2025
ORAL ORDER
Petitioners are seeking to direct respondents to include the names of petitioners in the eligible voters list and permit the petitioners to cast their votes in the election of respondent No.3-Society, which was scheduled to be held on 19.01.2025.
2. This Court, by way of interim arrangement on 17.01.2025, permitted the petitioners to cast their votes in the ensuing elections scheduled to be held on 19.01.2025 to the Board of Directors of respondent No.3-Society subject to the final outcome of this writ petition.
3. The challenge in this writ petition is on the premise that notice under Rule 13 of the Karnataka Co-
Operative Societies Rules, 1960 ('the KCS Rules, 1960' for short) is not issued.
4. Rule 13-D of the KCS Rules, 1960 reads as under:
"13-D. Preparation of electoral rolls and calendar of events.-(1) Election Officer shall, after
- 25 -
NC: 2025:KHC:4884 WP No. 997 of 2025 due verification, send a consolidated list of all co- operative societies in the district where elections are due at least 120 days before the date of expiry of the term of office of the boards to the Co-operative Election Authority indicating therein the following particulars.-
(a) the name and address of the society;
(b) number of elected directors of the board;
(c) the date of expiry of the term of office of the board;
(d) the proposed places where the elections are to be held or other particulars as required by the Co-operative Election Authority.
(2) The Co-operative Election Authority shall, on receipt of such reports from the Election Officer, containing the list of cooperative societies where elections are due, publish the calendar of events for the preparation of electoral rolls and the conduct of elections of the boards of the co-
operative societies indicating the name and address of each society.
(2-A) The election officer shall take steps for publication of voter list who are not eligible to vote in the following manner, namely.-
(i) For publication of draft ineligible electoral list, the chief executive of every cooperative Society shall prepare notice in respect of
- 26 -
NC: 2025:KHC:4884 WP No. 997 of 2025 members not attending three out of the last five annual general body, meetings and members not utilising such minimum services or facilities in a co-operative year as specified in the bye-laws for three consecutive co- operative years.
(ii) The chief executive of every co-operative society shall send above prepared notice to all ineligible members, fifteen days prior to six months to the date of election of the board by registered post and an opportunity shall be given to such member to file their objections, if any within fifteen days from the date of notice.
(iii) The chief executive of every co-operative society shall submit the list of ineligible voters to the election officer along with their objections and also produce the records pertaining to absence from general body meeting with attendance and services utilised by members. He has to produce the records for having sent the notice along with acknowledgement to the election officer within thirty days from the date of notice as specified by the election officer.
(iv) The chief executive of every cooperative society shall state in his notice that the ineligible voter can appear before the election
- 27 -
NC: 2025:KHC:4884 WP No. 997 of 2025 officer between thirty days to sixty days from the date of notice to get the remedy.
v) The election officer has to hear and dispose the objections filed by the ineligible voters within sixty days from the days of submission of objections from such voters.
(vi) The final list of ineligible voters shall be published on or before fifteen clear days prior to the date of election.
(3) The Election Officer shall take steps for publication of voters list in the following manner, namely.-
(a) for publication of draft eligible list, a list of defaulters, a list of members whose repayment falls due, before the election date clear fifty days;
(b) for calling objections, if any, calling upon the defaulter members to repay the amounts due to the co-operative societies on or before thirty clear days prior to the date of election;
(c) the scrutiny and verification of the voters list after payment by defaulters etc., clear twenty days before the date of election;
(d) for publication of final eligible voters list before fifteen clear days prior to the date of election.
(4) It shall be the duty of every society to furnish correct information required by the Election
- 28 -
NC: 2025:KHC:4884 WP No. 997 of 2025 Officer to enable him to approve the electoral rolls as directed by the Co-operative Election Authority.
(5) The chief executive of every co- operative society shall prepare (i) a draft list of the eligible members or representatives and delegates with right to vote, (ii) a list of members whose repayments will fall due before the date fixed for publication of final electoral roll, (iii) a list of defaulters, (iv) a list of other members or representatives and delegates who are not eligible to vote at a general election indicating the reasons for ineligibility memberwise on the basis of entries in the updated membership register specifying,-
(a) the name of the member or representative, the admission number, the name of the parent or husband and the address of such member or representative in the case of an individual member;
(b) the admission number, the name of the society, the name of the delegate proposed to represent the society in the case of a member society, and submit the said lists to the Election Officer along with the related books, records and documents and any other information as the Election Officer may
- 29 -
NC: 2025:KHC:4884 WP No. 997 of 2025 require, at least sixty days before the date of election.
(6) The Co-operative Election Authority shall call upon the Chief Executive of the co-operative society to obtain from the member society, the name of an authorised member of the board of such society as a delegate, together with the resolution of the board of the said society and the specimen signature along with the photograph of the delegate duly attested and bearing the seal of the society and furnish all such information under sub-rule (5).
(7) The final electoral roll shall consist of the following,-
(a) all the individual members with right to vote in respect of a primary co-operative society; or
(b) all the individual members and the delegates of the members societies with right to vote in respect of a secondary co-operative society; or
(c) all the delegates of the member societies with right to vote in respect of a federal and an apex society.
(8) The copy of such electoral roll in respect of each society shall be kept open for inspection in
- 30 -
NC: 2025:KHC:4884 WP No. 997 of 2025 the office of such society as also in the office of the Election Officer.
(9) The election calendar of events for general election of directors of the board shall provide for.-
(a) date of notification inviting nomination;
(b) last date for receipt of nomination;
(c) date and time for scrutiny of nomination;
(d) date and time for publication of list of validly nominated candidates;
(e) date and time for withdrawal of nomination papers;
(f) Date and time for publication list of contesting candidates;
(g) Date and time for allotment of symbols and publication of contesting candidates with symbols;
(h) Date and time of poll;
(i) Date and time of counting and declaration of results."
5. The case of the petitioners is that the petitioners have paid all membership/shareholders due to respondent No.3-Society and attended all the annual general body meetings, in spite of which respondent No.3- Society has dropped the petitioners from the eligible
- 31 -
NC: 2025:KHC:4884 WP No. 997 of 2025 voters list and the provisions of Rule 13-D of KCS Rules, 1960 is overlooked by respondent No.3-Society.
6. The Co-Ordinate Bench of this Court in the case of Sri. B Ganganna and others Vs. The State of Karnataka, Department of Co Operation and others1 (B Ganganna) had given deliberate consideration to the provisions of Rule 13-D of the KCS Rules, 1960 and adjudication of dispute under Section 70 of the Karnataka Co-Operative Societies Act, 1959 ('KCS Act, 1959' for short). The Co-Ordinate Bench of this Court framed the following points for consideration at paragraph No.9, which reads as under:
"9. In the light of the contentions raised, the following questions arise for consideration;
(a) Whether a writ petition under Article 226 of the Constitution of India is maintainable (before the publication of the calendar of events under Rule
14) to redo the voters' list for violation of Rule 13-
D(2-A) of the Rules, 1960, in preparing the eligible and ineligible voters' list?
1ILR 2024 KAR 1901
- 32 -
NC: 2025:KHC:4884 WP No. 997 of 2025
(b) Whether the authority acting under Section 70(2)(c) of the Act, 1959 can decide the validity of the electoral roll vis-à-vis Rule 13-D(2-A) of Rules, 1960?
(c) Whether the judgments of co-ordinate Bench of this Court in Mohammad Beary and H.S. Raju supra are per incurium and contrary to the law in Election Commission of India through Secretary supra."
(Emphasis supplied)
7. The Co-Ordinate Bench after giving deliberate consideration to various judgments has held at paragraph Nos.50 and 51 as under:
"50. For the reasons recorded, this Court concludes as under:
(a) The preparation of electoral roll under Rule, 13-D(2-A) of the Karnataka Co-Operative Rules 1960 is an integral part of the election process in the context of a question whether the writ petition is maintainable when the challenge is laid to the procedure initiated for preparing electoral roll.
(b) In a dispute under Section 70(2)(c) of the Karnataka Co-operative Societies Act, 1959, the Authority under Section 70 can decide the question on the validity of electoral roll
- 33 -
NC: 2025:KHC:4884 WP No. 997 of 2025 prepared under the Rules, 1960 and its impact on the election.
(c) The judgments in MOHAMMAD BEARY and H.S. RAJU are not per incurium
(d) The writ petition under Article 226 of Constitution of India to challenge the electoral roll on the ground of non compliance of Rule 13-D(2-A) of Rules, may lie in exceptional cases.
51. Based on the conclusions arrived at in the facts and circumstances of the case, this Court is of the view that no exceptional case is made out in this petition to exercise Article 226 jurisdiction. This Court has not expressed any opinion on the eligible and ineligible voters' list prepared during the pendency of the petition. Hence, the following:
ORDER Writ petition is disposed of on the following terms:
(i) The returning officer shall count the votes cast in the election held on 21.01.2024, to the Board of the 6th respondent bank, and shall announce the results.
(ii) The liberty is reserved to the petitioners or any aggrieved person to raise objections to the validity of the electoral roll in an election
- 34 -
NC: 2025:KHC:4884 WP No. 997 of 2025 petition under Section 70(2)(c) of the Karnataka Co-operative Societies Act, 1959.
(iii) If such a dispute is raised, the Authority under Section 70 of the Karnataka Co-operative Societies Act, 1959, shall examine all questions including the question relating to validity of the eligible and ineligible voters' list and impact on the election to the Board of the 6th respondent - Bank.
(iv) Nothing is expressed on the merits of the eligible and ineligible voters' list published during the pendency of the petition and said question kept open to be decided in the dispute under Section 70 of the Karnataka Co- operative Societies Act, 1959, if raised."
8. Section 70 of the KCS Act, 1959 reads as under:
"70. Disputes which may be referred to Registrar for decision.-(1) Notwithstanding anything contained in any law for the time being in force, if any dispute touching the constitution, management, or the business of a co-operative society arises.-
(a) among members, past members and persons claiming through members, past members and deceased members, or
- 35 -
NC: 2025:KHC:4884 WP No. 997 of 2025
(b) between a member, past member or person claiming through a member, past member or deceased member and the society, its board or any officer, agent or employee of the society, or
(c) between the society or its board and any past board, any officer, agent or employee, or any past officer, past agent or past employee or the nominee, heirs, or legal representatives of any deceased officer, deceased agent, or deceased employee of the society, or
(d) between the society and any other co-
operative society, or a credit agency.
such dispute shall be referred to the Registrar for decision and no civil or Labour or Revenue Court or Industrial Tribunal shall have jurisdiction to entertain any suit or other proceeding in respect of such dispute.
(2) For the purposes of sub-section (1), the following shall be deemed to be disputes touching the constitution, management or the business of a co-operative society, namely.-
(a) a claim by the society for any debt or demand due to it from a member or the nominee, heirs or legal representatives of a deceased
- 36 -
NC: 2025:KHC:4884 WP No. 997 of 2025 member, whether such debt or demand be admitted or not;
(b) a claim by a surety against the principal debtor where the society has recovered from the surety any amount in respect of any debt or demand due to it from the principal debtor, as a result of the default of the principal debtor whether such debt or demand is admitted or not;
(c) any dispute arising in connection with the election of a President, Vice-president or any office-bearer or Member of board of the society.
(d) any dispute between a co-operative society and its employees or past employees or heirs or legal representatives of a deceased employee, including a dispute regarding the terms of employment, working conditions and disciplinary action taken by a co-operative society notwithstanding anything contrary contained in the Industrial Disputes Act, 1947 (Central Act 14 of 1947);
(e) a claim by a co-operative society for any deficiency caused in the assets of the co- operative society by a member, past member, deceased member or deceased officer, past agent or deceased agent or by any servant, past servant or deceased servant or by its
- 37 -
NC: 2025:KHC:4884 WP No. 997 of 2025 board, past or present whether such loss be admitted or not.
(3) If any question arises whether a dispute referred to the Registrar under this section is a dispute touching the constitution, management or the business of a co-operative society, the decision thereon of the Registrar shall be final and shall not be called in question in any court.
(4) xxxxx (5) x x x x x"
9. The plain reading of Section 70 makes it clear that an extensive and exhaustive mechanism is provided under the aforesaid Section and the authority under Section 70 can decide the question on the validity of electoral roll prepared under the Rules, 1960 and its impact on the elections, whether the petitioners are the eligible voters and have paid membership dues, or annual general body meetings are attended or availed the minimum services are all questions of fact, which have to be decided under Section 70 of the KCS Act, 1959 and the writ petition under Article 226 of the Constitution of India
- 38 -
NC: 2025:KHC:4884 WP No. 997 of 2025 to challenge the electoral roll, the petitioners have not made out any exceptional case in this petition to be entertained and the decision of the Co-Ordinate Bench of this Court in the case of B. Ganganna as stated supra is squarely applicable to the present facts and the present petition needs to be disposed of in similar terms and hence, the following:
ORDER i. The Returning Officer shall count the votes cast in the elections held on 19.01.2025 to the Board of Directors of respondent No.3-Society and shall announce the results.
ii. Liberty is reserved to the petitioners or any aggrieved party to raise objections to the validity of the electoral by filing a Election Petition under Section 70(2) of the KCS Act, 1959.
iii. If any dispute is raised under the provisions of KCS Act, 1959 the authority under Section 70 of the KCS Act, 1959 shall examine all questions including the questions relating to the validity of
- 39 -
NC: 2025:KHC:4884 WP No. 997 of 2025 the eligible and ineligible voters list and impact of the election to the Board of respondent No.3- Society.
iv. All contentions of the parties are kept open.
v. This Court has not expressed merits and demerits on eligibility or ineligibility of the voters list.
vi. With the said observations, the writ petition stands disposed of.
Sd/-
JUSTICE K.S. HEMALEKHA AT List No.: 1 Sl No.: 27