High Court Karnataka High Court

B.K.Venkatesh S/O Late … vs Chief Secretary on 23 July, 2009

Karnataka High Court
B.K.Venkatesh S/O Late … vs Chief Secretary on 23 July, 2009
Author: P.D.Dinakaran(Cj) & A.S.Bopanna
IN 'THE HIGH CO'U'RT OF KAR NATAKA AT BAN

£)A'I'I5:{) Tms THE) 23% DAY OF JULY %::i;%{:<;:'    _

PRESENT_w-_

'1'1s~11:3 HONELE MR. 9.1). DiNAKA}§A3$I; %cam- 

AN
'l'H¥:) H(}N'l':3Ll1£1 M1g.Jt;¢$*r1{:;:: A..s.Bo1'»~"rm NA

WRIT PB2'I'I'i'ION N6'. '  ~.1:::.1+;:E";f1'1+;)_1\2--- _N'0i3. 2u:g.34g'2c:;9' (LE3-BM?-PIL) &
 20.8iS3}!()9 (1.33-5-RES:PB..)

W.P.N€;f.V  
BH1'w£;E:'NVV 5- " Z 

B K xz9:NKA'fEsi1 310 Ai;A'Vf'1?:Z {:3 N KRISHNAPPA
AGES ABOUT 40=YEARS

 .' 'V V'  R1 M~i'0;.A'-L15;%-- 4TH c:R't:>":~';:'s
 KASHiRAM --H{3¥JSE BUILDING
 _C(:¢O'PF;VR.{¥I'IV'=E', €3OCIE'FY

A~2r€;s:§e

" "    $R;;*S vasumsv, A;:>V. 3

  '  

   CHIEF SECRETARY

GOVERNMENT GP' K.A17€§\3fifl'fi£{A

i



VIDHANA SOUDHA, VHJHANA VEEDHI
BANGALGRE 560 001

2 13335; PRINCIPAL SECRETARY 'six;  . 
G{;)VE§2NMEN'i', URBAN :)2:vE;Lmé;sd:;N"'~.1? '1 'A v '
DEPARTMENT, VIKASA SOUDHA  T ~ ' 
BANGALORE --- 360 cm  _  

3 THE SPECIAL DEPUTY cd'h{1:M:.ss:ore.;§:RAT 
BANGALORE URBAN, K; (it_.iif(;35A_i')=._» _
BANGALORE -- 55;: '£399  ' 

4 THE c1\a;MIss;oNr;«:R-;' A;3E2',ui%::A*r.-3;§;a§f-56a)       RESPONDENTS

{BY sm; HA§§.§:iAI{i:;AL£,i »f§DV.GEN ERAL

–v..v.w1:m siym MLQUFEER AKBAR, AGA)

‘I’l’1IS-_WRI’l”V {S i’3’l’LI*3D UNDER ARFICLES 2126
82’. 227′ Of? THE COf’~3S’fI’i’U’l”EO.fW OF INDIA, WITH A PRAYER
TC}: QUASB *ANX’~»A GAZETTE NOTIFICATION DT.
45.2009 MC~}§IFY{I§iG”v_ ‘T’HE GUISELINEZS PRESCRIBENG

_ . AVERAGE POPULATION TC) EACH WARD AS A \fEULA'[‘iO£’\i
‘ *«.km£~;__<::0;;sIs*mUTz01s:——ism INDIA; "re QUASH AN}<.-E DRAW!'

fDE115IE%1I'Fz'§l'EC§'f3._ NOTIFICATION DT. 17.6.2009 VIOLATING

":m«: ;e".R"i?l ;3LE} 16:1. IN "'£'Hl:i MA'°l"l'!:'.i'< R'I§;SI:ZRVA"i'I{}'f€ cw ESEETS

im*S_::. 3:-$*%::,,AN{';:vBAc:{wAR:) cmssgs; m<;:.,
W.i'.__fl0. g"§*__'gg:-4109

' V ._1;3§;Tw BEN. :

‘KP RAMESH S/’O LATE} I?’ RU[)RAMU§xVi’HY
_ A{}B3?2:ABOUT 49 YEARS
FQRMER MAYGR, EMF’
~I’ri-Ci. 144, P’ARVAT§–IIPURAM

J;

or
II

LALIBAGH mm’ ROAD
BANGALORE — 550 004 }«”I-:,”i’I”l’I(I}.if.VV_lII:’-I5′

(BY SR1: PUTFIGE R RAMESH, ADV.)

AND:

1 THE STATE 01:’ KARNATAKA _

BY ITS PRINCIPAL SECREETARY ‘
£)EP’1′.OFURBAN DEVELOPMENT’ ~ V-
M.S. BUILDINGS ‘

Dr. 8.12. AMBEUKAR Rom)
BANGALORE — 569 ‘G01 5

2 BRUHATH BANGALQR2; r§iAI§Ar4IéGI£§§A’-~?AL1;~:E
BY ITS CGMMISSIDNVER: ‘ ‘ ‘ I

N;’R’;TvsQij;AR”£;; ” _ .

E..ANGAL{§.§2E,V_–*«s56-QI0€}.i2 . ;
3 *rr§1::.,ELE:c*i*1_oN ‘CO’?JIi9ii’SSION

STATE,{)P’. KA.RN.A’mI<A

. M 1.8, CU.I\INI'NGH'AM ROAD
'-§BANf}ALOR'E. ,–_5'e.0 052 RESPONBENTS

~ .. ,{Bisr;ssR1,£ IASHOK HARANAHALL; A£)V.GEN ERAL
_ " ffW~ITH SR1: NILOUFER AKBAR, AGA)

T 'JIIRIT PE'i'I'I'I(}N IS FILED UNDER ARYICLES 226

22'?' ~O§<';.'I'HE CONSTITUTION OF' INDIA, WITH A ?RAYER

_'I'O:,QU.%SH THE NOTIFICATION DT. 1'?'.6.09, AS AT ANNJ3,

'<.IS.SUEI3 EY THE R1; DIRECT THE R3, TC} HULK} THE

ELECETIONS Ti) THE R2, WITHOUT FUWFHER L088 'OF

" TIME; IKITIATE APPROPRIATE PROCEEDINGS AGAINST

I -P-f:}RSONS RESPONSIBLE FOR NCYI' COMPLYING WITH THE
SPECIFIC DIRECTIONS OF THIS COURT.

W.P.NO. 20863 ( 09
BETWEEN :

P SUBBMAH

AGEB ABOUT 63 YEARS

NO. 98, VENKATAKA swam’ LAY0m'”‘ . .’

11TH cmss, EX–SERVICEMEN STR=EE’1′.._ A is ‘
SUBBAYANAPALYA EXTENSION ‘ 1 ‘

ms. NAGAR-POST ” . ” . ;

BANGALORE — 560 033 ” ” Ie’§I4;,”v-;f;’:’*1<")'r~';V;;:R

{av SR1: L K SRINIVAS MURTHVY-~,– }XI:)v';L»..;;*o:e ..
M/S: LAKSHMI HQLLA LAW 53*.'-;c;§;1'A3fEs, ADVS)

AN3:

1 CH1.§;F”s3.;é’c%%§:rARY ” V

(;T§OVERNjM_ENv§_ 015* ‘i§ARNAi*ARA
vzpvuama m_1A,.TVv:.D’:~mNA v1::x::1::»1~:;
BANGALGREV $5090-1.’

2 THE F5RiNCIPAL s3E(;§E’I’ARY TO
3 GOVERNMENT, URBAN DEZVELOPMENI’
‘:DELPAR’FMEN’i2**’v’iKASA soumm

1’ ~ BANCrAL£)RE — 560 00:

fIx’H E:”‘i’:§F’EiC{AL DEPUTY COMMISSEONER
A ‘ BA£§($A_£f€3RE URBAN, K C} ROAD
B£gNG:A”LORE — 559 009

THECGMMISSIONER, BRUHAT BANGALORE

V MAHANAGARA PALIKE, N R SQUARE
V ‘ VIESANGALORE —- 560 001 RESPQNDENTS

(BY SR1: ASHOK HARANAHALLI ADV.GE?3NERAL
WITH SR1: NILOUFER AKBAR, AGA)

$

‘pa

rs

THIS WRIT PETITION IS FILED UNDER AR’I’If;’_.LE3S’£%§%6″ V.
85 227 OF THE: CONSTITUTION 014’ INDIA, w;’rH–aA PRP;’fP3i£…_ ‘ T.
TO: QUASH ANX–B, Tm: GOVT. ORDER D.T.vjj4.5.n9..j
Monmruve THE C3’rUIDELI’NE3S Pi§ES(3RlB}’N’G–.e’jAVERG1r::.
POPULATION To EACH WARD; QUAs:~s_ ANNr¥3;«._nRAFT
DELIMFFATION NOTIFICATION DT.’»,17.6.’0.9’, F.S’~\'”IOLAfF.§V’h”3e_*

AR’l’i()LE 16 c:u«”1’m<: CONS'§'I'i"L_J'i'l()N 'f__)F"!_i'~i D1A;'_§:;*c.,'~

These Petitions coming'v–ve.'§$i:, for" éay,
$1.8. BOPANNA.J., de'iivered_H1;fieVft}§<3w§1'1g.;vv VF

Since the basic ..f§i1ree petitions
is with regarc: :%i'e}i"1ki:itei§ti(::}1iV"n£1tfiiCation N'0.UD£)
59 Mi;R . 5 dated 17.05.2009, the

petitions 'heard together. Accordingly,

A L'-also eoneigiered and disposed by this common

cider, .VV.V'E'£1e._ 0t31er questions raised in the respective

' . V ceursc. éfxliis order.

eepéfetely woulé be aclverted to during the

V

AA Sri Sfifasucieva, Sri P.R.Ra11i1esh and Sri

— Murthy, leained couasel appearing for the

In

petitioners and Sri Ashok Haranahafli, ‘

General along with Ms.N’il0Vufer-. ‘Airerrfiee.-VI.’}eé:ri:}ed..A

Government Advocate and Sri

Counsei for the respondents perL1sed:ft;1é–;Vi5etii:ioI1 ”

papers. V =

3. The petjt.ioI1ers«-hf: tI:ge$e”V-pet,i’tiens claim to be

the residents of ‘- ” ‘Jpetitioner in

W.P.Nc;’.§(52’34{l3&3 ;l;” vHf(VV)I’II{1(‘3I’ mayor of the
Banga1eie’fx&éhar§:§gara–. faifke. The petitioners claim to

be aggrieved tAhe “‘”notifieati0ns issued by the

. “Gevem<' exit. to delimitation, increasing the

upwards and also with regard to the

ca1vjr1gV_voi'..i:11e wards with reference to the number

population inciuded in each of the warcis.

'Aecerédklg tn the petitioners, the population varies from

~»13000 in some Wards to 36000 ix} other wards and as

" such there is no reasonabie basis on vszhich the wards

'Q

have been carved out. The inciusion of, _

population in each of the wards MiVs_ eonte1*1d.£}:;i» '4

contrary to the provisions contaixied :iI1..S5eetionV"'2 o'i?g

the Karnataka Municipal CoV1fVporatio11s-ft Aeté ml)

Act' for short). The volume AVot"u:popu1afior1« in
the wards is also coiitende(iV ..:eor:ttrary to the
subsequent not3§j1:catioI;1jié'.V"' ' fl}

4. to *:’:–m{ o’j:1*u$~1+Imr *f¢en£em-;e:i on behaif of the
petitio1ze1fs’:s ” titie notifications are not

sustai:1able;”..si;t;.ce ‘reseI’vat.ioI1 has not been provided for

V’ .tt1eAordii1afiee amending Section 7 of the Act to

..o.19ioznbaer of wards is incomgetent being

cor:f,,ta1y»/ itaw. in so tar as the validity of the

“V’««___”-notificésotjon regarding delimitation of Wards, it is

A reonteiaded that the mm imum time prescribed therein

not been provided to enable the citizens to activeiy

V respond? ané therefore the entire process of deiimitatglon

$

‘I

of wards is not sustainable and is liable _

down.

5. On behalf of the res};>ondef;1;s.–deta1ie::£. ‘V

statement has been flied each a€:tioi*1 -.eoii1:ple3.ned
against is sought to be:j’u=stifiec1_.’VA %n’e1%’;rs”.Ht;y, itis”eoVz1tended
that the delixnitation has[be;e§iéjpn.e..irgsccordance with

the provisions Act any event, the

constitutit§13aI:iiméfi;§iiateis tli$it”tiie questions relating to
delimi£eit.io11 in questien in a Court of

law. 3A(ithoiH pi’ej’1′;.diee’ti3LVt¥1e same, it is contended that.

V’ notx’Vsti13’1ilate any time frame While issuing

_:__;.”‘;1e51i.*tfj.it{§itiox<1_ Beatification, but in order to make the

process ,tre:41sparent, in View of certain observations in

ea:I".fle-r litigation, a period of 15 days was no doubt

VA earlier, but the same has been amended by 21

V' gjbsequent notification dated 16.62.2009. Evexl with

Vregard to deiinxitation based on pepulatiorx, it is

comendsd that it has to be made in a _

manner and accord.i:£1g1y by »_notiiiii"a'ii¢¥_z'_;. "t:i;:1t.¢d_ " "

04.632009, the average populatidn

ané in this regard, excepfic»i1§"~3E;aveA'a1$c; b€¢ii":.}31*oI1if:icd '~ L'

considering that a large; begn ixiclugieci vam-1m
the Mahanagara Paliké' 3 strength is
lower in 'the vaiidity of
the ordix1a;iC;é}««..' considering the
nature: " £1 " fziattéar, the pmsidential
iI1strmfVfj_o1'i.'_a$ Iifsfio: required in the insiant

case. -. ' . -_
3 _§fi6u. in thé light of What has been czmtrzincisd, it is

I1<:2x:.'e_Vs*.;;3AI'j.r.A notice the provisian reiatxing to

de:€e:3;nii:2it§0r1T;;'t)i'wards which is contained in Section :21

'V of {£66 readsis hereunder:

fun?

,I

iii

21.”Detcr1:11inatiG11 of (wards) etc; (1) For .

eiection of{L1c)u;1c:i}(>rs (}overns1e:u; shall,’ :1b_tifi€:at:g>n,.

determine. «-

(a) the (Wards), into Whig}: tlié-sifgr §l1v_fitiefi1

and the extent of ca(:vui,1″«{1é\72:xV7c1s);’ .. I

(b) the number {).fir;e:a1::_s*. («’3H O.’i’£._(“_:’tZi. each Ward which
shall be 0116);… &

(c) tlrxcf fii§:g§:;e:::–91′ =s_eéts”1’r§s¢}vce1w5 for the Schedulad

A Q. Tribes, (iriackward
“”” H the (Wards) in which
‘:-:uVc.h neserved.

_§{.1-A) under sub–~se:ct101’1 (3.) shail be
.:”}::2:;Aii::=:<:i'v~-1&1'; qzinncésfiéfivin any court of iawgj
3 between the number of Councfllors to he
each (ward) and the population of that
' {'*i.*.?%lAI?'ii)V (XI5(".XX§X'.} shall so 1'81' as pizacticable be the same
n I 'ithxoilghout the city:

H (3) the State Gevemment may make mics i:i:>r the

purposes oi’su’h-section (13 and (‘2).”

:9

gm
*3

ll

‘7. The provision as extracted above _

for publication of notification ?.I’id.. 4tThe’ ‘A V’

therein. Firstly, with regard to the

to be made as per Section 2%i~o_1′ tho Act,j§;js'”fijo”‘(ioi1bt ” A

true that a notificatio11_§s abs issuodi by the
Government {hie on the
procedure I'<)1'§, t',o each of the
categories ',.i;h6 rotation thereoii
It is also notification does
not that itself does not

rendC1'_tIF1o Lfiotificafioii in law, in as much as by the

,.,6§id… :I1C1tifiC§f.i01'i; delimitation of the wards as

z:oI.;t'VeVn':1§}i-.'a,te:éi'i*'o._ i;i1 sub-section (2) has been mado

the population strength. Based on the

V'pop11ia£ti,_ot'n strength and the category, tho I'€S€IV£-H1101] is

_ 'i:o" made and the Government has indicated in the

..st,o.tement of objections that the disf:rib1;1tion of the

V reservation as roquimcl under S€C{.iQI}S 7(2) and '?(3} of

.x\%'*-

the Act wouid be made and the notification wiii,-.__’be

issued shorily. In this regard, reference is; .4

the notiiicaticn dated. 2 1.7.2009 whe:reunder’f:§uideIiiieeV_””_4’e ‘

are issued for ailotting I’€S6I’VaIfi0i’Ji§V for efithegiiiiesi Vcaé.tei’»..A

and scheduied tribes. ‘I’herefore, iiithezresei_§fatio.{1e–::e;i?eV

made on that basis and iS”e«e.V:§mblishegi ‘the
election process to be
suflicient compliance 1(-file Act.

8{~.wIi1_s{; centention that the ordmance

dated 4.6:i2*{3()9 f1ei”.competent in law ibr want of

u

V’ A insfrueuen as contemplated under Article

‘1 fienstitufion of India, as rightly contended

by Advocate General, the subject matter cf

oitiiiiazrice fans under eritiry 5 of 113: 11 of 7th

Tiiwiselfiefiiule. Further as rightly contended Article ‘243(i<2) of

ii _.V§;i"ie Constitmicn cf lnciia empowers the State

'V Government to make law for municipalities. As such,

i

an.

4′!

)3′

the contention of the petitioners in this ._i1~’c:-.~._. _
further discussion since the ordinance on the of it ” ”
is competent in law and the contentffirereof

to increase of number of Wound. ‘~ L’

hereinafter. J A A L

9. The major CV0fio1;rtCiI1ors to be elected from each ward and the
_p<§pu1ation of that ward shall so far as practicable be

' the same throughout the city. The provision in itself

$

'an
0

does not prescribe the population by number nor the

upper or lower limit. The Government at thefjflrst

instance by notification dated 18.08.2006 hsdif

guidelines with regard to the delimitation

urban Local Bodies and had

days calling for objections when notifications mlfiade .

thereunder. By the notification dated it was

indicated that not it would be

oonstitvéited; « nofifieattion dated 18.8.2008

was issued’ constitute 14′? wards.

Submuent’Iy,_:Vby. No. 4 of 2009, notified on

‘i it 20{)9*, ofiendment was made to Section 7 (1)(a)

for maximum number of wards at

thereto, the notification dated

°eeik nno4to6[a2oo9 was issued indicating reasons for the

neeeesity to increase the words from 147 to 198. In this

-regard, it is pointed out that the objections received to

V the proposal had been considered and since there am

an
‘4:

large Wards in the peripheral areas which ~

erstwhile 110 villages, there is K V’

presently. In that circumstance, ‘lit galso

that depending on the ” ll

proximity of ward level .govem’aiice;”administretion and
other factors, the decision increase the
wards and °p0pulation for
which a waitl also notified.

lien –. challenge to the population

ratio, it is that as already noticed, the

. V. °A.ct” no; conteiiifjlate the figure, but states that it

a practicable manner. Further, with

time limit provided for objecting to the

notificafion, though the learned counsel for the

petitioners contend that the time of 15 days as

contemplated under clause l4(iii) of the notification

dated 18.08.2006 was not provided, it is seen that by

J

,,..

‘4

1″?

11. The further grievance 0-f§’ti”i€. peégifigfléfg ié;1:_.;£1a’t’~.,

even if the zlotification dated

average population mdicatéc£’i1as –z13{Q’?t, kept ‘V

in View whiie physica,ii;:..Vdemarcé§tiIigL._§11e and as
such, the same is I}.O’t$ this 1’*e:ga;rd.,
clause 3 of provizies as

Ibilowsz

Whflev’ ” §iehm1tati01’1 exercrise of

‘« <.E§ruha'¥:= Ni'aha}1.agara Pailke} a

. t:5'-bécajved out. wiih an average

;)opuiéifi0;1—-01'3G,0OO (phxs or minus 2G0/G} 113.

A '«.VI.hfi<V::"'–r:§)z*e areas and as exception minhnmxx

1 in respect of Waiflfi in Izewiy'

v_ a¢ig.ié<:1 pezriphfiral areas can be relaxed to
:é(§,0<.;:0."

AA VT 11. The above requirement {weds 11:3 I’1._1:’t,ir1€:r

e)§_piax1ati0n. The figures, with ciis<:rr::'(::e?;-0161 tilerat) has;

,o—

(5

been indicated therein under a notification and asetich

to the said extent, the demarcation/de1imitat.im:i_A»

wards would have to be in consonance.

the Government, it is contendedj:t11etA4ti;e’*said

has been adhered to in almoetail the”wards,v tf;§.er’e ~’

is a possibility that in the peiiehera] itfimay be
marginally lesser ..2i},”0Q0 is due
to practical difiiculty. V15;-tiveeate General

would they Wizhat ‘evven if there are some
discrepéznei.es, _ those with acceptable

margfial same would be verified and

,_dreeti.fied_–edue eouree. Though one or two instances

the learned counsel for the petitioners

indicated is slightly Iesser than or

the limit indicated, we do not propose to

T “eni;ern.–ini:o numerical jugglery, since such delimitation in

event eanznot be with arithmetical preeisiofl.

it Further, since the delimitation, almost to the entire

J

.-

Po

extent complies with the requirement, no

direction is necessary. However, in 1 *

rectification is required to be made as’ 4.’_1;i1e’, it it

learned Advocate General, the

Within ‘7 days, since the entire”~p_1’ocess of._eiee’tion”‘is to i’

be completed at the eaifiest.

13. Though    made in

to  to direct the

third’ the elections to the second
respondexitwiti1oiit.Af:ift§ie1″:loss of time and for taking

acfion “against ., ‘responsible for not complying

V” directions, the consideration of the said

fixrefgrer piesent petition is not necessary, since

. that” issue is still at large in View of several

it it ‘ ‘4″‘V.~i.’deve1.opi1i1ents and the same is aiso being considered in

— one’ ether petitien filed by the very same petitioner and

” “is still pending ‘mfore this Court.

$

‘7.

29

In terms of the above, these _

disposed of. No order as to costs._

Index: Y1L.§s/ Ni; 1 A’
‘Web I-Ic)sf’:Yes[N0
ARC/brns L’