Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kumaradya N N vs The State Of Karnataka
2025 Latest Caselaw 3484 Kant

Citation : 2025 Latest Caselaw 3484 Kant
Judgement Date : 3 February, 2025

Karnataka High Court

Kumaradya N N vs The State Of Karnataka on 3 February, 2025

                                                   -1-
                                                                NC: 2025:KHC:4913
                                                             WP No. 1858 of 2025
                                                         C/W WP No. 1865 of 2025
                                                             WP No. 1868 of 2025
                                                         AND WP No. 1893 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. 1858 OF 2025 (CS-EL/M)
                                                   C/W
                             WRIT PETITION NO. 1865 OF 2025 (CS-EL/M)
                             WRIT PETITION NO. 1868 OF 2025 (CS-EL/M)
                             WRIT PETITION NO. 1893 OF 2025 (CS-EL/M)
                      IN WP No. 1858/2025

                      BETWEEN:

                      1.    M.C SAMBULINGAPPA
                            AGED ABOUT 70 YEARS,
                            S/O CHENNABASAPPA,
                            MEMBERSHIP NO.5045

                      2.    G M BOMMALINGAPPA
Digitally signed by         AGED ABOUT 75 YEARS,
MAHALAKSHMI B M
Location: HIGH              S/O MAHADEVAPPA,
COURT OF                    MEMBERSHIP NO.5038
KARNATAKA

                      3.    G N PREMA
                            AGED ABOUT 65 YEARS,
                            W/O NANJAPPA,
                            MEMBERSHIP NO.5044

                      4.    G NAGENDRAPPA
                            AGED ABOUT 65 YEARS,
                            S/O GANGAPPA,
                            MEMBERSHIP NO.5037
                             -2-
                                         NC: 2025:KHC:4913
                                      WP No. 1858 of 2025
                                  C/W WP No. 1865 of 2025
                                      WP No. 1868 of 2025
                                  AND WP No. 1893 of 2025


5.   C CHIKKAPPA
     AGED ABOUT 45 YEARS,
     S/O CHENNAPPA,
     MEMBERSHIP NO.5025

6.   SHIVAPPA B K
     AGED ABOUT 70 YEARS,
     S/O KARIYAPPA,
     MEMBERSHIP NO.5019

7.   R K SUNIL
     AGED ABOUT 35 YEARS,
     D/O KUMARAPPA R S ,
     MEMBERSHIP NO.5121

8.   R S KUMARAPPA
     S/O ERAPPA,
     AGED ABOUT 60 YEARS,
     MEMBERSHIP NO.5196

9.   R K ANIL
     AGED ABOUT 35 YEARS,
     S/O KUMARAPPA R S .
     MEMBERSHIP NO.5198

10. MANGALAMMA
    AGED ABOUT 55 YEARS,
    W/O KUMARAPPA,
    MEMBERSHIP NO.5197

11. REKUKAMMA G V
    AGED ABOUT 50 YEARS,
    W/O KALLESHAPPA,
    MEMBERSHIP NO.5119
                            -3-
                                        NC: 2025:KHC:4913
                                     WP No. 1858 of 2025
                                 C/W WP No. 1865 of 2025
                                     WP No. 1868 of 2025
                                 AND WP No. 1893 of 2025


12. R S KALLESHAPPA
    AGED ABOUT 60 YEARS,
    S/O SHARANAPPA,
    MEMBERSHIP NO.5195

13. PARVATHAPPA K
    AGED ABOUT 85 YEARS,
    S/O KAREGOWDAPPA,
    MEMBERSHIP NO.5058

14. K M SHIVAKUMARAPPA
    AGED ABOUT 70 YEARS,
    S/O MAHADEVAPPA,
    MEMBERSHIP NO.5060

15. GOWRAMMA
    AGED ABOUT 60 YEARS,
    W/O DASHARATHAPPA,
    MEMBERSHIP NO.5070

16. MEENASATISH
    AGED ABOUT 55 YEARS,
    W/O SATISH,
    MEMBERSHIP NO.5076

17. B K BASAVARAJU
    AGED ABOUT 30 YEARS,
    S/O KUMARAPPA E P,
    MEMBERSHIP NO.5008

18. VENKATESH NAIK
    AGED ABOUT 60 YEARS,
    S/O UMAINAIK,
    MEMBERSHIP NO.5155
                            -4-
                                        NC: 2025:KHC:4913
                                     WP No. 1858 of 2025
                                 C/W WP No. 1865 of 2025
                                     WP No. 1868 of 2025
                                 AND WP No. 1893 of 2025


19. KALANAIK
    AGED ABOUT 55 YEARS,
    S/O UMLANAIK,
    MEMBERSHIP NO.5156

20. SHIVAMURTHAPPA
    AGED ABOUT 72 YEARS,
    S/O RUDRAPPA,
    MEMBERSHIP NO.5132

21. MAHALINGAPPA
    AGED ABOUT 75 YEARS,
    S/O MALLAPPA,
    MEMBERSHIP NO.5133

22. UMAPATHI
    AGED ABOUT 50 YEARS,
    S/O SHANKARAPPA,
    MEMBERSHIP NO.5043

     ALL ARE MEMBERS OF HOLALKERE
     PRIMARY CO-OPERATIVE AGRICULTURE
     AND RURAL DEVELOPMENT BANK LTD.,
     HOLALKERE, HOLALKERE TALUK-577 526
     CHITRADURGA DISTRICT.
                                           ...PETITIONERS
(BY SRI. JAI PRAKASH REDDY M., ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     BY ITS SECRETARY,
     DEPARTMENT OF CO-OPERATION,
     M S BUILDING,
     BANGALORE-560001
                           -5-
                                       NC: 2025:KHC:4913
                                    WP No. 1858 of 2025
                                C/W WP No. 1865 of 2025
                                    WP No. 1868 of 2025
                                AND WP No. 1893 of 2025


2.   THE CO-OPERATIVE ELECTION AUTHORITY
     3RD FLOOR,
     SHANTHINAGAR, TTMC A BLOCK,
     K H ROAD, SHANTHINAGAR,
     BENGALURU-560027
     BY ITS COMMISSIONER

3.   THE RETURNING OFFICER
     HOLALKERE
     PRIMARY CO-OPERATIVE AGRICULTURE AND
     RURAL DEVELOPMENT BANK LTD.,
     HOLALKERE, HOLALKERE TALUK-577526
     CHITRADURGA DISTRICT.

4.   HOLAKERE PRIMARY CO-OPERATIVE
     AGRICULTURE AND RURAL
     DEVELOPMENT BANK LTD.,
     HOLALKERE, HOLALKERE TALUK-577526,
     CHITRADURGA DISTRICT,
     BY ITS CHIEF EXECUTIVE OFFICER,
     REGISTERED UNDER THE KARNATAKA
     CO-OPERATIVE SOCIETIES ACT 1959
                                          ...RESPONDENTS
(BY SRI. SIDHARTH BABU RAO, AGA FOR R1 AND R3;
    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 DIRECT THE
RESPONDENTS TO CONDUCT THE ELECTIONS TO THE R-4
SOCIETY BY INCLUDING THE NAME OF THE PETITIONERS IN
THE ELIGIBLE VOTERS LIST OF R-4 SOCIETY AS PER
CALENDAR OF EVENTS DATED 09.01.2025 VIDE ANNEXURE-B
ISSUED BY R-3 AND ETC.
                            -6-
                                        NC: 2025:KHC:4913
                                     WP No. 1858 of 2025
                                 C/W WP No. 1865 of 2025
                                     WP No. 1868 of 2025
                                 AND WP No. 1893 of 2025


IN WP NO. 1865/2025

BETWEEN:

1.   KUMARADYA N N
     S/O VISHWAKUMARA SHARMA
     AGED ABOUT 70 YEARS
     MEMBERSHIP NO.4953

2.   LOKESHAPPA M
     S/O K MALLAPPA
     AGED ABOUT 68 YEARS
     MEMBERSHIP NO. 4702

3.   VIDYADHARA K M
     S/O OMKARAPPA K G
     AGED ABOUT 48 YEARS
     MEMBERSHIP NO. 4962

4.   DEVENDRAPPA H
     S/O MAHADEVAPPA
     AGED ABOUT 82 YEARS
     MEMBERSHIP NO. 4668

5.   SHANMUKAPPA K M
     S/O MAHADEVAPPA
     AGED ABOUT 69 YEARS
     MEMBERSHIP NO. 4835

6.   CHANDRAPPA R
     S/O RUDRAPPA G K
     AGED ABOUT 58 YEARS
     MEMBERSHIP NO.4828

7.   UMAPATHI K T
     S/O THIMMAPPA
                            -7-
                                        NC: 2025:KHC:4913
                                     WP No. 1858 of 2025
                                 C/W WP No. 1865 of 2025
                                     WP No. 1868 of 2025
                                 AND WP No. 1893 of 2025


     AGED ABOUT 72 YEARS
     MEMBERSHIP NO. 4829

8.   SRIKANTAPPA K.B
     S/O THIMAPPA
     AGED ABOUT 55 YEARS
     MEMBERSHIP NO. 4830

9.   THUNGAMMA K S
     W/O KUBERAPPA
     AGED ABOUT 61 YEARS
     MEMBERSHIP NO.4853

10. BASAVARAJAPPA K V
    S/O VEERABHADRAPPA
    AGED ABOUT 63 YEARS
    MEMBERSHIP NO.4855

11. SHIVALINGAPPA
    S/O VEERABHADRAPPA
    AGED ABOUT 86 YEARS
    MEMBERSHIP NO. 4859

12. SIDAPPA K
    S/O KENCHAVEERAPPA
    AGED ABOUT 62 YEARS
    MEMBERSHIP NO. 4860

13. RATHNAMMA
    W/O RANGAPPA
    AGED ABOUT 78 YEARS
    MEMBERSHIP NO. 4716

14. JAYAMMA
    W/O NANDIBASAPPA
                           -8-
                                       NC: 2025:KHC:4913
                                    WP No. 1858 of 2025
                                C/W WP No. 1865 of 2025
                                    WP No. 1868 of 2025
                                AND WP No. 1893 of 2025


    AGE 70 YEARS
    MEMBERSHIP NO. 4768

15. SAROJAMMA
    W/O ESHWARAPPA G
    AGED ABOUT 83 YEARS
    MEMBERSHIP NO. 4701

16. JAGADEESH M
    S/O MAHADEVAPPA
    AGED ABOUT 40 YEARS
    MEMBERSHIP NO. 4911

17. BASAVARAJAPPA
    S/O GIRIYAPPA
    AGED ABOUT 69 YEARS
    MEMBERSHIP NO. 4938

18. RAJAPPA
    S/O REVANASIDDAPPA
    AGED ABOUT 69 YEARS
    MEMBERSHIP NO.4938

19. RAMESH
    S/O SANKAPPA
    AGED ABOUT 67 YEARS
    MEMBERSHIP NO. 4939

20. YESHWANTHAPPA K.R
    S/O RAJAPPA K
    AGED ABOUT 65 YEARS
    MEMBERSHIP NO. 4963

21. LOKAPPA G.B
    S/O BASAPPA
                           -9-
                                       NC: 2025:KHC:4913
                                    WP No. 1858 of 2025
                                C/W WP No. 1865 of 2025
                                    WP No. 1868 of 2025
                                AND WP No. 1893 of 2025


    AGED ABOUT 69 YEARS
    MEMBERSHIP NO. 4968

22. SHIVALINGAPPA
    S/O BASAPPA
    AGED ABOUT 65 YEARS
    MEMBERSHIP NO. 4968

23. SOMASHEKARAPPA B.G
    S/O GOVINDAPPA
    AGED ABOUT 75 YEARS
    MEMBERSHIP NO. 4666

24. PURUSHOTHAM B C
    S/O CHANNAKESHAVAPPA
    AGED ABOUT 65 YEARS
    MEMBERSHIP NO. 4704

25. JAYAPPA
    S/O MAHADEVAPPA
    AGED ABOUT 72 YEARS
    MEMBERSHIP NO. 4948

26. RATHNAMMA
    W/O VEERABHADRAPPA
    AGED ABOUT 77 YEARS
    MEMBERSHIP NO. 4943
    ALL ARE MEMBERS OF HOLAKERE
    PRIMARY CO OPERATIVE AGRICULTURE
    AND RURAL DEVELOPMENT BANK LTD.,
    HOLALKERE, HOLALKERE TALUK - 577 526,
    CHITRADURGA DISTRICT.
                                     ...PETITIONERS

(BY SRI. JAI PRAKASH REDDY M, ADVOCATE)
                           - 10 -
                                          NC: 2025:KHC:4913
                                       WP No. 1858 of 2025
                                   C/W WP No. 1865 of 2025
                                       WP No. 1868 of 2025
                                   AND WP No. 1893 of 2025


AND:

1.   THE STATE OF KARNATAKA
     BY ITS ECRETARY,
     DEPARTMENT OF CO-OPERATION,
     M.S. BUILDING, BANGALORE - 560 001.

2.   THE CO-OPERATIVE ELECTION AUTHORITY,
     3RD FLOOR, T.T.M.C. 'A' BLOCK,
     SHANTHI NAGAR, BANGALORE - 560 027,
     REPRESENTED BY ITS SECRETARY.

3.   THE RETURNING OFFICER
     HOLAKERE,
     PRIMARY CO-OPERATIVE AGRICULTURE AND
     RURAL DEVELOPMENT BANK LTD., HOLALKERE,
     HOLALKERE TALUK - 577 526,
     CHITRADURGA DISTRICT.

4.   HOLAKERE PRIMARY CO OPERATIVE AGRICULTURE
     AND RURAL DEVELOPMENT BANK LTD.,
     HOLALKERE, HOLALKERE TALUK - 577 526,
     CHITRADURGA DISTRICT,
     BY ITS CHIEF EXECUTIVE OFFICER
     REGISTERED UNDER THE KARNATAKA
     CO-OPERATIVE SOCIETIES ACT 1959.
                                      ...RESPONDENTS

(BY SRI. YOGESH D. NAIK, AGA FOR R1 AND R3;
    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 DIRECT THE
RESPONDENTS TO CONDUCT THE ELECTIONS TO THE R-4
SOCIETY BY INCLUDING THE NAME OF THE R-4 SOCIETY
BY INCLUDING THE NAME OF THE PETITIONERS IN THE
ELIGIBLE VOTERS LIST OF R-4 SOCIETY AS PER CALENDAR
                             - 11 -
                                            NC: 2025:KHC:4913
                                         WP No. 1858 of 2025
                                     C/W WP No. 1865 of 2025
                                         WP No. 1868 of 2025
                                     AND WP No. 1893 of 2025


OF EVENTS DATED 09.01.2025 VIDE ANNX-B ISSUED BY R-
3 AND ETC.,
IN WP NO. 1868/2025

BETWEEN:

1.   B.M. MARULA SIDDAIAH
     AGED ABOUT 85 YEARS,
     S/O BASAVAIAH,
     MEMBERSHIP NO.4258

2.   G H MAHESHWARAPPA
     AGED ABOUT 75 YEARS,
     S/O HANUMANTHAPPA,
     MEMBERSHIP NO.4281

3.   A ANNAIAH
     AGED ABOUT 50 YEARS,
     S/O SIDRAMAPPA,
     MEMBERSHIP NO.4292

4.   S N RUDRAPPA
     AGED ABOUT 65 YEARS,
     S/O NAGAPPA,
     MEMBERSHIP NO.4290

5.   SEENAPPA
     AGED ABOUT 60 YEARS,
     S/O CHOWDAPPA,
     MEMBERSHIP NO.4264

6.   K B RUDRAPPA
     AGED ABOUT 80 YEARS,
     S/O BASAPPA,
     MEMBERSHIP NO.4278
                             - 12 -
                                            NC: 2025:KHC:4913
                                         WP No. 1858 of 2025
                                     C/W WP No. 1865 of 2025
                                         WP No. 1868 of 2025
                                     AND WP No. 1893 of 2025


7.   MALLAMMA
     AGED ABOUT 27 YEARS,
     W/O KALLAPPA,
     MEMBERSHIP NO.4293

8.   S N ONKARAPPA
     S/O NAGAPPA,
     AGED ABOUT 76 YEARS,
     MEMBERSHIP NO.4291

9.   G C RAVI KUMAR
     AGED ABOUT 61 YEARS,
     S/O CHIKKAPPA,
     MEMBERSHIP NO.4295

10. MANJUNATH
    AGED ABOUT 48 YEARS,
    S/O HALAPPA G,
    MEMBERSHIP NO.4303

11. JAGADEESH K H
    AGED ABOUT 55 YEARS,
    S/O HALAPPA G,
    MEMBERSHIP NO.4262

12. B VENKATESH
    AGED ABOUT 48 YEARS,
    S/O BASAVANTHAPPA,
    MEMBERSHIP NO.4266

13. B SRINIVAS MURTHY
    AGED ABOUT 55 YEARS,
    S/O BASAVANTHAPPA,
    MEMBERSHIP NO.4267
                            - 13 -
                                           NC: 2025:KHC:4913
                                        WP No. 1858 of 2025
                                    C/W WP No. 1865 of 2025
                                        WP No. 1868 of 2025
                                    AND WP No. 1893 of 2025


14. RUDRESH
    AGED ABOUT 45 YEARS,
    S/O CHANDRAPPA,
    MEMBERSHIP NO.4272

15. AJJAPPA
    AGED ABOUT 70 YEARS,
    S/O DODDARANGAPPA,
    MEMBERSHIP NO.4236

16. SHEKARAPPA G.V
    AGED ABOUT 45 YEARS,
    S/O VEERABHADRAPPA,
    MEMBERSHIP NO.4110

17. ONKARAPPA
    AGED ABOUT 75 YEARS,
    S/O RUDRAPPA,
    MEMBERSHIP NO.4102

18. BHEEMACHARI
    AGED ABOUT 55 YEARS,
    S/O HANUMANTHACHARI,
    MEMBERSHIP NO.4098

19. SUVARNAMMA
    AGED ABOUT 65 YEARS,
    W/O MARULAPPA,
    MEMBERSHIP NO.4089

20. SHIVANNA G S
    AGED ABOUT 49 YEARS,
    S/O SIDRAMAPPA,
    MEMBERSHIP NO.4099
                            - 14 -
                                           NC: 2025:KHC:4913
                                        WP No. 1858 of 2025
                                    C/W WP No. 1865 of 2025
                                        WP No. 1868 of 2025
                                    AND WP No. 1893 of 2025


21. CHANDRAMMA
    AGED ABOUT 70 YEARS,
    W/O MAHADEVAPPA,
    MEMBERSHIP NO.4105

22. PARAMESHWARAPPA G M
    AGED ABOUT 85 YEARS,
    S/O MALLAPPA,
    MEMBERSHIP NO.4083

23. GANGADHARAPPA G S
    AGED ABOUT 65 YEARS,
    S/O NAGAPPA,
    MEMBERSHIP NO.4091

24. JAYARAM
    AGED ABOUT 48 YEARS,
    S/O RAMALINGAPPA,
    MEMBERSHIP NO.4109

25. MALLIKARJUNA G M
    AGED ABOUT 53 YEARS,
    S/O MALLAPPA,
    MEMBERSHIP NO.4104

    ALL ARE MEMBERS OF HOLAKERE
    PRIMARY CO-OPERATIVE AGRICULTURE AND
    RURAL DEVELOPMENT BANK LTD.,
    HOLALKERE, HOLALKERE TALUK - 577 526,
    CHITRADURGA DISTRICT.
                                      ...PETITIONERS

(BY SRI. JAI PRAKASH REDDY M, ADVOCATE)
                           - 15 -
                                          NC: 2025:KHC:4913
                                       WP No. 1858 of 2025
                                   C/W WP No. 1865 of 2025
                                       WP No. 1868 of 2025
                                   AND WP No. 1893 of 2025


AND:

1.   THE STATE OF KARNATAKA
     BY ITS SECRETARY,
     DEPARTMENT OF CO-OPERATION,
     M.S. BUILDING, BANGALORE - 560 001.

2.   THE CO-OPERATIVE ELECTION AUTHORITY,
     3RD FLOOR, SHANTHINAGAR,
     TTMC A BLOCK, K H ROAD,
     SHANTHINAGAR, BENGALURU - 560 027,
     BY ITS COMMISSIONER.

3.   THE RETURNING OFFICER
     HOLAKERE PRIMARY CO-OPERATIVE AGRICULTURE
     AND RURAL DEVELOPMENT BANK LTD.,
     HOLALKERE, HOLALKERE TALUK - 577 526,
     CHITRADURGA DISTRICT.

4.   HOLAKERE PRIMARY CO-OPERATIVE AGRICULTURE
     AND RURAL DEVELOPMENT BANK LTD.,
     HOLALKERE, HOLALKERE TALUK - 577 526
     CHITRADURGA DISTRICT.
     BY ITS CHIEF EXECUTIVE OFFICER,
     REGISTERED UNDER THE KARNATAKA
     CO-OPERATIVE SOCIETIES ACT 1959
                                     ...RESPONDENTS

(BY SRI. SIDHARTH BABU RAO, AGA FOR R1 AND R3;
    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 DIRECT THE
RESPONDENTS CONDUCT THE ELECTIONS TO THE R-4
SOCIETY BY INCLUDING THE NAME OF THE PETITIONERS
IN THE ELIGIBLE VOTES LIST OF R-4 SOCIETY AS PER
CALENDAR OF EVENTS DATED 09.01.2025 VIDE ANNX-B
ISSUED BY R-3 AND ETC.,
                             - 16 -
                                            NC: 2025:KHC:4913
                                         WP No. 1858 of 2025
                                     C/W WP No. 1865 of 2025
                                         WP No. 1868 of 2025
                                     AND WP No. 1893 of 2025


IN WP NO. 1893/2025

BETWEEN:

1.   SADASHIVAPPA
     AGED ABOUT 80 YEARS,
     S/O BASAPPA,
     MEMBERSHIP NO.4307

2.   VEERABHADRAPPA
     AGED ABOUT 68 YEARS,
     S/O VEERAPPA,
     MEMBERSHIP NO.4311

3.   PRABHUDEVA
     AGED ABOUT 59 YEARS,
     S/O BASAPPA,
     MEMBERSHIP NO.4338

4.   H N MAHALINGAPPA
     AGED ABOUT 82 YEARS,
     S/O HOLEYAPPA,
     MEMBERSHIP NO.4360

5.   RAMOJAPPA H G
     AGED ABOUT 85 YEARS,
     S/O SHANKARALINGAPPA,
     MEMBERSHIP NO.4363

6.   THIPESWAMY
     AGED ABOUT 72 YEARS,
     S/O BASAPPA,
     MEMBERSHIP NO.4375

7.   DEVAMMA
     AGED ABOUT 64 YEARS,
                             - 17 -
                                            NC: 2025:KHC:4913
                                         WP No. 1858 of 2025
                                     C/W WP No. 1865 of 2025
                                         WP No. 1868 of 2025
                                     AND WP No. 1893 of 2025


     W/O SHIVANAGAPPA,
     MEMBERSHIP NO.4414

8.   JAYAPPA
     AGED ABOUT 65 YEARS,
     S/O NINGAPPA
     MEMBERSHIP NO.4419

9.   PARAMESHWARAPPA
     AGED ABOUT 70 YEARS,
     S/O SANNAHALAPPA,
     MEMBERSHIP NO.4460

10. RUDRAPPA
    AGED ABOUT 63 YEARS,
    S/O SANNAHALAPPA,
    MEMBERSHIP NO.4461

11. SHIVAMURTHAPPA
    AGED ABOUT 80 YEARS,
    S/O ELIGARA BASAPPA,
    MEMBERSHIP NO.4463

12. PURADAPPA
    AGED ABOUT 62 YEARS,
    S/O OBAPPA,
    MEMBERSHIP NO.4480

13. GANGADHARAPPA
    AGED ABOUT 78 YEARS,
    S/O HORAKERAPPA,
    MEMBERSHIP NO.4577

14. VISHWANATHAPPA
    AGED ABOUT 65 YEARS,
                            - 18 -
                                           NC: 2025:KHC:4913
                                        WP No. 1858 of 2025
                                    C/W WP No. 1865 of 2025
                                        WP No. 1868 of 2025
                                    AND WP No. 1893 of 2025


    S/O BASAPPA,
    MEMBERSHIP NO.4555

15. CHANDRASHEKARAPPA
    AGED ABOUT 60 YEARS,
    S/O M E ESHWARAPPA,
    MEMBERSHIP NO.4643

16. BASAVARAJAPPA
    AGED ABOUT 68 YEARS,
    S/O BASAPPA,
    MEMBERSHIP NO.4646

17. RAMACHANDRAPPA
    AGED ABOUT 58 YEARS,
    S/O DASAPPA,
    MEMBERSHIP NO.4464

18. MAHANTESH
    AGED ABOUT 61 YEARS,
    S/O RANGAPPA,
    MEMBERSHIP NO.4391

19. SAVAMMA
    AGED ABOUT 75 YEARS,
    W/O BASAIAH M S ,
    MEMBERSHIP NO.4457

20. RUDRAPPA
    AGED ABOUT 69 YEARS,
    S/O RAJAPPA,
    MEMBERSHIP NO.4475

21. CHANDRASHEKARAPPA
    AGED ABOUT 69 YEARS,
                            - 19 -
                                           NC: 2025:KHC:4913
                                        WP No. 1858 of 2025
                                    C/W WP No. 1865 of 2025
                                        WP No. 1868 of 2025
                                    AND WP No. 1893 of 2025


     S/O MUNIYAPPA,
     MEMBERSHIP NO.4564

22. HANUMANTHAPPA G B
    AGED ABOUT 72 YEARS,
    S/O BASAPPA,
    MEMBERSHIP NO.4568

23. VIJAYAKUMAR R
    AGED ABOUT 55 YEARS,
    S/O REVANASIDDAPPA,
    MEMBERSHIP NO.4434

     ALL ARE MEMBERS OF HOLAKERE PRIMARY
     CO-OPERATIVE AGRICULTURE AND RURAL
     DEVELOPMENT BANK LTD., HOLALKERE,
     HOLALKERE TALUK - 577 526,
     CHITRADURGA DISTRICT.
                                     ...PETITIONERS

(BY SRI. JAI PRAKASH REDDY M, ADVOCATE)

AND:

1.   THE STATE OF KARNATAKA
     BY ITS SECRETARY,
     DEPARTMENT OF CO OPERATION,
     M S BUILDING, BANGALORE - 560 001

2.   THE CO-OPERATIVE ELECTION AUTHORITY
     3RD FLOOR, SHANTHINAGAR, TTMC A BLOCK,
     K H ROAD, SHANTHINAGAR,
     BENGALURU - 560 027,
     BY ITS COMMISSIONER.

3.   THE RETURNING OFFICER, HOLAKERE,
                           - 20 -
                                          NC: 2025:KHC:4913
                                       WP No. 1858 of 2025
                                   C/W WP No. 1865 of 2025
                                       WP No. 1868 of 2025
                                   AND WP No. 1893 of 2025


     PRIMARY CO-OPERATIVE AGRICULTURE AND
     RURAL DEVELOPMENT BANK LTD.,
     HOLALKERE, HOLALKERE TALUK - 577 526,
     CHITRADURGA DISTRICT.

4.   HOLALKERE PRIMARY CO-OPERATIVE AGRICULTURE
     AND RURAL DEVELOPMENT BANK LTD.,
     HOLALKERE, HOLALKERE TALUK - 577 526
     CHITRADURGA DISTRICT.
     BY ITS CHIEF EXECUTIVE OFFICER,
     REGISTERED UNDER THE KARNATAKA
     CO-OPERATIVE SOCIETIES ACT 1959.
                                      ...RESPONDENTS

(BY SRI. YOGESH D. NIAK, AGA FOR R1 AND R3;
    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 DIRECT THE

RESPONDENTS TO CONDUCT THE ELECTIONS TO THE R-4

SOCIETY BY INCLUDING THE NAME OF THE PETITIONERS

IN THE ELIGIBLE VOTERS LIST OF R-4 SOCIETY AS PER

CALENDAR OF EVENTS DATED 09.01.2025 VIDE ANNX-B

ISSUED BY R-3 AND ETC.,



     THESE PETITIONS, COMING ON FOR ORDERS, THIS DAY,

ORDER WAS MADE THEREIN AS UNDER:

CORAM:    HON'BLE MRS JUSTICE K.S. HEMALEKHA
                             - 21 -
                                            NC: 2025:KHC:4913
                                         WP No. 1858 of 2025
                                     C/W WP No. 1865 of 2025
                                         WP No. 1868 of 2025
                                     AND WP No. 1893 of 2025


                        ORAL ORDER

Petitioners in all the petitions 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.4-Bank which was

scheduled to be held on 28.01.2025.

2. This Court, by way of interim arrangement on

24.01.2025, permitted the petitioners to cast their votes in

the ensuing elections scheduled to be held on 28.01.2025

to the Managing Committee of respondent No.4-Bank

subject to the final outcome of these writ petitions.

3. The challenge in these writ petitions 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:

- 22 -

NC: 2025:KHC:4913

"13-D. Preparation of electoral rolls and calendar of events.-(1) Election Officer shall, after 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.-

- 23 -

NC: 2025:KHC:4913

(i) For publication of draft ineligible electoral list, the chief executive of every cooperative Society shall prepare notice in respect of 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

- 24 -

NC: 2025:KHC:4913

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 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;

- 25 -

NC: 2025:KHC:4913

(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 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;

- 26 -

NC: 2025:KHC:4913

(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 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

- 27 -

NC: 2025:KHC:4913

(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 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;

- 28 -

NC: 2025:KHC:4913

(i) Date and time of counting and declaration of results."

5. 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?

ILR 2024 KAR 1901

- 29 -

NC: 2025:KHC:4913

(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)

6. 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

- 30 -

NC: 2025:KHC:4913

question on the validity of electoral roll 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

- 31 -

NC: 2025:KHC:4913

the validity of the electoral roll in an election 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."

7. 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.-

- 32 -

NC: 2025:KHC:4913

(a) among members, past members and persons claiming through members, past members and deceased members, or

(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.-

- 33 -

NC: 2025:KHC:4913

(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 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-

- 34 -

NC: 2025:KHC:4913

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 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"

8. 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

- 35 -

NC: 2025:KHC:4913

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

to challenge the electoral roll, the petitioners have not

made out any exceptional case in these petitions 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

petitions need 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 28.01.2025 to the Managing

Committee of respondent No.4-Bank 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 an Election Petition under

Section 70(2) of the KCS Act, 1959.

- 36 -

NC: 2025:KHC:4913

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

the eligible and ineligible voters list and impact of

the election to the Managing Committee of

respondent No.4-Bank.

iv. All the 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 petitions

stand disposed of.

Sd/-

________________________ JUSTICE K.S. HEMALEKHA

AT

CT: BHK

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter