Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Chandrashekhar S/O Basavaraj Tadsad vs The State Of Karnataka
2026 Latest Caselaw 1072 Kant

Citation : 2026 Latest Caselaw 1072 Kant
Judgement Date : 10 February, 2026

[Cites 24, Cited by 0]

Karnataka High Court

Chandrashekhar S/O Basavaraj Tadsad vs The State Of Karnataka on 10 February, 2026

Author: Suraj Govindaraj
Bench: Suraj Govindaraj
                                                 -1-
                                                                NC: 2026:KHC-D:2244
                                                            WP No. 101601 of 2025
                                                        C/W WP No. 105810 of 2025

                     HC-KAR

                                                                           ®
                   IN THE HIGH COURT OF KARNATAKA,AT DHARWAD

                    DATED THIS THE 10TH DAY OF FEBRUARY, 2026

                                          BEFORE

                    THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ

                    WRIT PETITION NO. 101601 OF 2025 (LB-RES)
                                      C/W
                    WRIT PETITION NO. 105810 OF 2025 (LB-ELE)

                     IN W.P.NO.101601/2025
                     BETWEEN

                       1. SMT USHA MAHESH DASAR
                          W/O MAHESH DASAR ,
                          AGED ABOUT 27 YEARS,
                          R/A SIDDARAMESHWAR NAGAR,
                          NEAR HUBAR PLOT
                          GADAG-582101

                       2. SRI ANIL M ABBIGERE
                          S/O MALLAPPA
                          AGED ABOUT 49 YEARS,
                          OCC. R/A 1728 /5, OLD SARAF
Digitally signed          BAZAAR,
by SHWETHA                GADAG-562101
RAGHAVENDRA
Location: HIGH
COURT OF               3. SRI GULAPPA S MUSHIGERI
KARNATAKA                 S/O HANAMANTHAPPA MUSHIGIRI
                          AGED ABOUT 45 YEARS,
                          R/A NO. 250/9, VIVEKANANDA
                          NAGAR,
                          NEAR HANUMAN TEMPLE,
                          BETAGERI
                          GADAG-582101


                                                                       ...PETITIONERS
                     (BY SRI. K.N. PHANINDRA SR. ADVOCATE FOR
                         SRI. B.R. SRIVATSA., ADVOCATE FOR
                             -2-
                                         NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR



  SRI. MRUTYUNJAYA S. HALLIKERI., ADVOCATE)

AND

  1. STATE OF KARNATAKA
     URBAN DEVELOPMENT DEPARTMENT
     M.S. BUILDING,
     BENGALURU-560001
     REPRESENTED BY ITS
     PRINCIPAL SECRETARY

  2. THE DEPUTY COMMISSIONER
     GADAG DISTRICT
     DISTRICT ADMINISTRATION BUILDING,
     GADAG-582101

  3. THE REGIONAL COMMISSIONER
     BELAGAVI DIVISION
     BELAGAVI-590002.

  4. THE COMMISSIONER
     CITY MUNICIPAL COUNCILGADAG-
     BETAGERI
     STATION ROAD, GANDHI CIRCLE,
     GADAG-582102

  5. THE ASSISTANT COMMISSIONER
     GADAG CUM ELECTION OFFICER,
     GADAG -BETAGERI CITY MUNICIPAL
     COUNCIL
     GADAG-582102

                                              .... RESPONDENTS

  6. KRISHNA
     S/O PARASAPPA PARAPUR
     AGE: 57 YEARS,
     OCC: AGRICULTURE
     R/O NO. 3982/1, PLOT NO.100,101,
     D.C.MILL ROAD, TALGAERI ONI,
     GADAG-582101
                              -3-
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR



                                     ... IMPLEADING RESPONDENT

 (BY SRI. K. SHASHI KIRAN SHETTY., A.G. A/W
     SRI. GANDADHAR. J.M., AAG FOR R1 TO R3 & R5;
     SRI. HARISH DESAI., ADVOCATE FOR R4;
     SRI. K.L. PATIL & SRI. S.S. BETUMATH., ADVOCATE
          FOR IMPLEADING FOR R6)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF
THE CONSTITUTION OF INDIA PRAYING TO ISSUE A WRIT OF
CERTIORARI QUASHING THE IMPUGNED ORDER DATED 27.02.2025
BEARING NO.PRA.AA.BE:K.M.C/53/2024-25-E.NO:262750 PASSED BY
THE   3RD RESPONDENT-REGIONAL COMMISSIONER (PRODUCED AS
ANNEXURE-A) AND ETC.

IN W.P.NO.105810/2025
BETWEEN

  1. CHANDRASHEKHAR S/O BASAVARAJ TADSAD
     AGE 52 YEARS, OCC. MEMBER
     R/O BASAVESHWAR NAGAR, GADAG

  2. VINAYAK S/O SHIVAPPA MANVI
     AGE 65 YEARS, OCC. MEMBER
     R/O VEERANARAYAN TEMPLE ROAD, GADAG

  3. PRAKASH ANGADI
     AGE 53 YEARS, OCC. MEMBER
     R/O SHIDDARAMESHWAR NAGAR, GADAG

  4. RAGHAVENDRA YELAVATI
     AGE 38 YEARS, OCC. MEMBER
     R/O KANAGINAHAL ROAD, BETAGERI

                                                 ...PETITIONERS
(BY SRI. K.N. PHANINDRA SR. ADVOCATE FOR
    SRI. MRUTYUNJAYA S. HALLIKERI., ADVOCATE)

AND
  1. THE STATE OF KARNATAKA
     DEPT. OF URBAN DEVELOPMENT,
                             -4-
                                         NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




     GADAG-582101.

  2. THE UNDER SECRETARY TO THE GOVT.
     DEPT. OF URBAN DEVELOPMENT
     M.S.BUILDING, BANGALORE-560008

  3. THE DEPUTY COMMISSIONER GADAG
     DIST. GADAG-582101

  4. THE MUNCIPAL COUNCIL OF GADAG-BETAGERI
     DIST. GADAG
     BY ITS COMMISSIONER

                                               .... RESPONDENTS

 (BY SRI. K. SHASHI KIRAN SHETTY., A.G. A/W
     SRI. GANDADHAR. J.M., AAG FOR R1 TO R3;
     SRI. HARISH DESAI., ADVOCATE FOR R4)

     THIS WRIT PETITION IS FILED UNDER ARTICLES 226 & 227 OF
THE CONSTITUTION OF INDIA PRAYING ISSUE A WRIT / ORDER /
DIRECTION IN THE NATURE OF CERTIORARI BY QUASHING THE
IMPUGNED NOTIFICATION BEARING NO. NA A E 48 MLR 2023 DATED
29.07.2024 PASSED BY THE RESPONDENT NO.2 VIDE ANNEXURE-D.,
IN THE INTEREST OF JUSTICE AND EQUITY AND ETC.


     THESE WRIT PETITIONS COMING ON FOR ORDERS AND HAVING
BEEN RESERVED FOR ORDERS ON 14.10.2025, THIS DAY, THE COURT
PRONOUNCED THE FOLLOWING:


CORAM:   THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ
                                 -5-
                                              NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




                           CAV ORDER
     (PER: THE HON'BLE MR. JUSTICE SURAJ GOVINDARAJ)


1.     The Petitioners in WP No.101601/2025 are before this

       court seeking for the following reliefs:

            a) Issue a writ of Certiorari quashing the impugned
            order     dated     27.02.2025       bearing    No.
            Pra.Aa.Be:K.M.C/53/2024-25/E.No:262750 passed
            by the R3-Regional Commissioner (produced as
            Annexure-A) and/or
            b) Issue such other writ, orders or directions as
            deemed fit in the circumstances of the case, in the
            interest of justice and equity.


2.     The Petitioners in WP No.105810/2025 are before this

       court seeking for the following reliefs:

            a) Issue a writ / order / direction in the nature of
            certiorari by quashing the impugned notification
            bearing no. Na A E 48 MLR 2023 dated 29.07.2024
            passed by the respondent no.2 vide Annexure-D., in
            the interest of justice and equity.

            b) Pass such other order, orders that this Hon'ble court
            deems fit in the facts and circumstances of the case, in
            the interest of justice and equity.



FACTS IN W.P. No.105810/2025:
                             -6-
                                         NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




3.   The petitioners in W.P. No.105810/2025 are before

     this Court challenging the legality of the appointment

     of an administrator to the City Municipal Council,

     Gadag-Betageri.

4.   It is their case that the election to the posts of

     President and Vice-President of the CMC was duly

     conducted   on    24.01.2022.    Pursuant   thereto,   the

     successful candidates assumed office, and their tenure

     commenced on the said date. In terms of the

     governing statutory framework, the tenure was to

     continue for a fixed duration and, accordingly, it came

     to an end on 24.07.2024.

5.   The petitioners state that the 10th term of the

     President   and    Vice-President    was    declared   on

     05.08.2024. In order to facilitate continuation of the

     democratic process for the remaining tenure, the

     Assistant Commissioner was appointed as the Election

     Officer to conduct elections to the posts of President
                                  -7-
                                                 NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




     and       Vice-President.         However,          despite       such

     appointment, no election was held.

6.   While matters stood thus, the Under Secretary to the

     Government,        Urban          Development           Department

     (Respondent No.2), by notification dated 29.07.2024,

     purportedly exercising powers under Sections 315 of

     the Karnataka Municipalities Act, appointed the Deputy

     Commissioner of Gadag District as Administrator of

     the CMC. The petitioners contend that this step

     effectively displaced the elected governance structure

     and vested the administration of the municipal body in

     a bureaucratic authority.

7.   The challenge in the present writ petition is directed

     against     the    said      notification          appointing      the

     Administrator.     According        to    the      petitioners,    the

     statutory    conditions     precedent        for    invoking      such

     extraordinary powers were not satisfied. It is urged

     that   there      was     neither        dissolution     nor      valid

     supersession of the municipal body in accordance with
                               -8-
                                             NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




     law, nor were the mandatory procedural safeguards

     complied with.

8.   Insofar as W.P. No.10581/2025 is concerned, learned

     Senior Counsel Sri K.N. Panindra submits that the

     exercise of power under Section 315 of the Karnataka

     Municipal Corporations Act is impermissible in the

     absence of fulfillment of the statutory pre-conditions

     contemplated therein. He would contend that the

     impugned action is without jurisdiction, arbitrary in

     nature,   and    violative   of   the   democratic   scheme

     envisaged under the Act. On this premise, it is

     submitted that the writ petition deserves to be allowed

     and the notification appointing the Administrator be

     set aside.

     Facts in WP No.101601/2025.


9.   The facts in the present matter are more or less

     identical to those in W.P. No.105810/2025. The

     petitioners are elected councillors of the Gadag-

     Betageri City Municipal Council. They were elected in
                               -9-
                                            NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




      the general elections held in December 2021 from

      Ward Nos. 35, 28 and 13 respectively. The term of

      office of a councillor is five years and their term is still

      continuing. It will expire only in December 2026.

10.   The election to the posts of President and Vice-

      President was held on 24.01.2022. Petitioner No.1 was

      elected as President for a period of two and a half

      years. Her term came to an end on 27.07.2024.

11.   When Petitioner No.1 was serving as President, a

      resolution dated 09.02.2024, bearing No.378, was

      said to have been passed in respect of the extension

      of lease of Wakharsal properties. The Commissioner of

      the CMC later alleged that the said resolution was

      fabricated and that the signature appearing on it was

      not his. On this allegation, he filed a complaint with

      the jurisdictional police. Based on the complaint, an

      FIR was registered on 14.08.2024 against several

      persons,    including    the     petitioners.   After   the
                                 - 10 -
                                                NC: 2026:KHC-D:2244
                                             WP No. 101601 of 2025
                                         C/W WP No. 105810 of 2025

HC-KAR




      investigation, a charge sheet was filed in the said

      case.

12.   Thereafter, on 24.01.2025, Respondent No.4, the

      Commissioner of the CMC, sent a communication to

      Respondent     No.2,       the        Deputy      Commissioner,

      requesting that action be taken against the petitioners

      for the alleged fabrication.

13.   Respondent    No.2,    upon          receiving    the   proposal,

      forwarded the same to Respondent No.3, the Regional

      Commissioner, Belagavi District, on 28.01.2025, since

      the power to take action had been delegated to the

      Regional     Commissioner            by    notification    dated

      19.01.2015. Respondent No.3 issued a show cause

      notice dated 31.01.2025 calling upon the petitioners

      to submit their explanation within seven days from the

      date of receipt of the notice under sub-section (1) of

      Section 41 of the Karnataka Municipalities Act, 1964.

14.   The petitioners state that though the notice is dated

      31.01.2025,    it   was      served       on     them   only   on
                               - 11 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




      06.02.2025 and therefore they did not get sufficient

      time to submit their reply.

15.   Thereafter, on 07.02.2025, Respondent No.3 issued

      another communication directing the petitioners to

      appear personally before him on 13.02.2025 at 11.00

      a.m.    along    with      relevant       documents.    This

      communication is said to have been served on them

      on 11.02.2025. The petitioners appeared before the

      Regional Commissioner on 13.02.2025 and sought

      three weeks' time to submit a detailed reply. However,

      without granting such time or conducting a detailed

      enquiry, Respondent No.3 passed an order on the

      same day i.e., 13.02.2025 removing the petitioners

      from the post of councillors under sub-sections (1)

      and (2) of Section 41 of the Act.

16.   The said order dated 13.02.2025 was challenged

      before this Court in W.P. No.101414/2025. By order

      dated 24.02.2025, this Court partly allowed the writ

      petition, quashed the order of removal and granted
                                     - 12 -
                                                     NC: 2026:KHC-D:2244
                                                 WP No. 101601 of 2025
                                             C/W WP No. 105810 of 2025

HC-KAR




      liberty to the petitioners to submit their reply on or

      before 27.02.2025 by 3.00 p.m.

17.   It   is    further   stated      that     in   the   meanwhile,   on

      22.02.2025, the election to the posts of President and

      Vice-President was declared and scheduled to be held

      on 28.02.2025. Though Respondent No.5, the Election

      Officer, had been appointed earlier in July 2024,

      elections had not been conducted at that time. A

      notification declaring the election was issued on

      20.02.2025.

18.   Insofar as the order in W.P. No.101414/2025 is

      concerned, the petitioners filed a writ appeal in W.A.

      No.100124/2025 seeking a direction to the Regional

      Commissioner to conduct a full enquiry under sub-

      section (1) of Section 41 of the Act by following the

      principles     of    natural      justice      and   by   examining

      witnesses if necessary.

19.   The       Hon'ble    Division      Bench       observed   that    the

      appellants are at liberty to bring to the notice of the
                               - 13 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




      Regional Commissioner the binding decision of the

      Hon'ble Supreme Court in Ravi Yashwant Bhoir v.

      District Collector, Raigad             while conducting the

      enquiry. The petitioners state that they brought the

      said observation to the notice of Respondent No.3 on

      27.02.2025 and requested that a proper enquiry be

      conducted.

20.   However, on the very same day i.e., 27.02.2025,

      Respondent No.3 passed another order removing the

      petitioners from the post of councillors under sub-

      sections (1) and (2) of Section 41 of the Act without

      conducting the detailed enquiry as requested. It is in

      these   circumstances       that     the   petitioners   have

      approached this Court challenging the order dated

      27.02.2025.

21.   The submission of Shri K.N. Phanindra, learned Senior

      Counsel appearing for the petitioners, is as follows:
                                  - 14 -
                                                    NC: 2026:KHC-D:2244
                                              WP No. 101601 of 2025
                                          C/W WP No. 105810 of 2025

HC-KAR




   21.1. The impugned order passed by Respondent No.3

         - Regional Commissioner has been passed in

         great    haste.       The        replies   submitted    by   the

         petitioners have not been properly considered.

         No      proper        enquiry       has      been   conducted.

         Therefore, the order is arbitrary, illegal and not

         sustainable in law.

   21.2. The reply filed by the petitioners has not been

         examined         in     a        meaningful     manner.      The

         guidelines laid down by the Hon'ble Supreme

         Court in Ravi Yashwant Bhoir v. District

         Collector, Raigad [(2012) 4 SCC 407] have not

         been followed. Respondent No.3 has acted in

         violation of the principles stated by the Apex

         Court.

   21.3. The observation made by the Hon'ble Division

         Bench in W.A. No.100124/2025 has not been

         followed. Without conducting a proper enquiry,

         the order has been passed. The action of
                           - 15 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         Respondent No.3 is stated to be mala fide and a

         colourable exercise of power.

   21.4. Learned    Senior    Counsel      submits       that   no

         councillor can be removed without giving a

         reasonable opportunity of hearing and without

         conducting a full enquiry. In the present case,

         neither reasonable opportunity has been granted

         nor a detailed enquiry conducted. All councillors

         ought to have been called and their statements

         recorded   regarding       the   authenticity    of    the

         resolution. Only thereafter could the allegations

         have been considered.

   21.5. Action has been taken merely on the basis of a

         complaint filed by the Commissioner stating that

         the signature is not his. The resolution was

         passed by the entire Council. Therefore, all

         members should have been examined before

         taking action.
                                - 16 -
                                                   NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




   21.6. The resolution was passed by the Council in

         accordance with the law. The dispute regarding

         the lease of Wakharsal properties had been

         pending for a long time. The Council thought it

         appropriate to resolve the issue by extending the

         lease. It is further submitted that a writ appeal

         relating to Wakharsal properties was pending

         before      another       Division         Bench   and        upon

         submission of the resolution, the said writ appeal

         was withdrawn.

   21.7. It is contended that the Regional Commissioner

         did   not    give     adequate            opportunity    to    the

         petitioners to explain these aspects. If sufficient

         time had been granted, all these facts would

         have been placed before him.

   21.8. The resolution was passed keeping in mind the

         financial    interest          of   the     Municipality.      The

         majority of councillors had decided to extend the

         lease of the Wakharsal properties to the existing
                              - 17 -
                                                 NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         tenants for five more years with revised rent

         based on market conditions. According to the

         petitioners, the CMC would have benefited from

         the revised rental income.

   21.9. Possession certificates were issued to the tenants

         pursuant to the resolution, which shows that the

         action was that of the Council as a whole and not

         only of the petitioners. It is alleged that the

         complaint was filed by the Commissioner under

         political   pressure.        It    is   contended   that   the

         Commissioner had in fact signed the resolution

         and the signature will be proved during trial. The

         criminal proceedings are stated to be an abuse of

         process of law.

   21.10. The   allegation      of         forgery   made    by     the

         Commissioner is self-serving and has not yet

         been proved in a criminal court. Until such

         adjudication, the petitioners cannot be treated as
                              - 18 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         guilty. Therefore, Section 41 of the Karnataka

         Municipalities Act, 1964 cannot be invoked.

   21.11. It is contended that mere registration of an FIR

         and filing of a charge sheet does not amount to

         proof of guilt. At present, the petitioners are only

         accused and not convicted. Until the trial is

         completed, they are presumed innocent. The

         allegations    do     not      amount    to     misconduct

         warranting removal under Section 41

   21.12. The order violates the principles of natural

         justice.      By       removing         three      elected

         representatives, the democratic functioning of

         local self-government has been affected.

   21.13. The elected representatives cannot be removed

         by executive action in a casual manner, as it

         goes against the will of the people who elected

         them. The procedure adopted by Respondent

         No.3 is stated to be a mere formality. No specific

         charges were framed. No charge memo was
                           - 19 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         issued. No detailed enquiry or cross-examination

         of witnesses was conducted.

   21.14. Respondent No.3, while acting in a quasi-judicial

         capacity, has not complied with the requirements

         of passing a reasoned quasi-judicial order. The

         petitioners were not given proper opportunity to

         present their case. The authority has not acted

         fairly, reasonably or impartially. Removal of an

         elected   representative      requires   a   clear   and

         established case, which is absent here.

   21.15. An elected representative is entitled to hold

         office for the full term unless removed in

         accordance with law. Removal affects not only

         the individual member but also the people

         represented by him. This aspect has not been

         properly considered.

   21.16. The order suffers from mala fides. The objections

         were filed on 27.02.2025 at 3.00 p.m., and the

         impugned order was passed at 6.30 p.m. on the
                           - 20 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         same day. This shows undue haste, especially

         when the election was scheduled on 28.02.2025.

   21.17. Removal of the petitioners reduced the total

         strength of the Council, which benefits the ruling

         party. Therefore, the order is alleged to have

         been passed to favour the ruling party.

   21.18. Under Section 41(1), there must be proved

         misconduct before removal. In the present case,

         there is only a complaint and a charge sheet.

         There is no finding of guilt. Removal under

         Section 41 also results in disqualification under

         Section 16(1)(c) and (f) of the Act. A person

         removed under Section 41 is disqualified not only

         for the present term but also from contesting

         elections for four years from the date of removal.

   21.19. The next election to the CMC is scheduled in

         January 2027. If the impugned order is allowed

         to stand, the petitioners will not be able to
                              - 21 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         contest the said election. This will cause grave

         and irreparable injury to them.

   21.20. He relies     on the decision in Laxmibai v.

         Collector      [(2020)12           SCC    186],       more

         particularly paras 13, 14, 15, 16, 17, 18, 19 & 22

         which    are    reproduced         hereunder    for   easy

         reference:

           13. It is urged by the learned counsel for the
           appellant that the disqualification is disproportionate
           to the default committed by the appellant. In a
           judgment reported as D. Venkata Reddy v. R. Sultan
           [D. Venkata Reddy v. R. Sultan, (1976) 2 SCC 455] ,
           it was held that the election is a politically sacred
           public act, not of one person or of one official, but of
           the collective will of the whole constituency. The
           challenge in the said appeal was to an election on the
           allegation of corrupt practices. This Court held that
           the valuable verdict of the people at the polls must
           be given due respect and should not be disregarded
           on vague, indefinite, frivolous or fanciful allegations.
           The onus lies heavily on the election petitioner to
           make out a strong case for setting aside an election.
           The election results cannot be lightly brushed aside in
           election disputes. At the same time, it is necessary to
           protect the purity and sobriety of the elections by
           ensuring that the candidates do not secure the
           valuable votes of the people by undue influence,
           fraud, communal propaganda, bribery or other
           corrupt practices as laid down in the Act.
                           - 22 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR



         14. The Court held as under: (D. Venkata Reddy case
         [D. Venkata Reddy v. R. Sultan, (1976) 2 SCC 455] ,
         SCC pp. 459-60, para 3)

         "3. Mr P. Bassi Reddy, learned counsel for the
         appellant has assailed before us the findings of the
         High Court on Issues 7, 26 and 27 as these were the
         only issues which affected the appellant. Mr B. Shiv
         Sankar,     learned    counsel   for   the   contesting
         respondent has endeavoured to support the
         judgment of the High Court by submitting that the
         findings arrived at by the High Court were based on a
         correct and proper appreciation of the evidence and
         the facts and circumstances of the record. In a
         democracy such as ours, the purity and sanctity of
         elections, the sacrosanct and sacred nature of the
         electoral process must be preserved and maintained.
         The valuable verdict of the people at the polls must
         be given due respect and candour and should not be
         disregarded or set at naught on vague, indefinite,
         frivolous or fanciful allegations or on evidence which
         is of a shaky or prevaricating character. It is well
         settled that the onus lies heavily on the election
         petitioner to make out a strong case for setting aside
         an election. In our country election is a fairly costly
         and expensive venture and the Representation of the
         People Act has provided sufficient safeguards to make
         the elections fair and free. In these circumstances,
         therefore, election results cannot be lightly brushed
         aside in election disputes. At the same time it is
         necessary to protect the purity and sobriety of the
         elections by ensuring that the candidates do not
         secure the valuable votes of the people by undue
         influence, fraud, communal propaganda, bribery or
         other corrupt practices as laid down in the Act."

         15. This Court in a judgment reported as State of
         Punjab v. Baldev Singh [State of Punjab v. Baldev
         Singh, (1999) 6 SCC 172 : 1999 SCC (Cri) 1080]
                           - 23 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR



         held that the issue of removal of an elected office-
         bearer has serious repercussion. It implicitly makes it
         imperative and obligatory on the part of the authority
         to have strict adherence to the statutory provisions.
         It was held that severer the punishment, greater care
         has to be taken to see that all the safeguards
         provided in a statute are scrupulously followed.

         16. In Tarlochan Dev Sharma v. State of Punjab
         [Tarlochan Dev Sharma v. State of Punjab, (2001) 6
         SCC 260] , this Court has held that holding and
         enjoying an office, discharging related duties is a
         valuable statutory right of not only the returned
         candidate but also his constituency or electoral
         college. Therefore, the procedure prescribed must be
         strictly adhered to and unless a clear case is made
         out, there cannot be any justification for his removal.

         17. In Ravi Yashwant Bhoir v. Collector [Ravi
         Yashwant Bhoir v. Collector, (2012) 4 SCC 407] , this
         Court held that an elected official cannot be
         permitted to be removed unceremoniously without
         following the procedure prescribed by law. Where the
         statutory provision has very serious repercussions, it
         implicitly makes it imperative and obligatory on the
         part of the authority to have strict adherence to the
         statutory provisions. It was held as under: (SCC pp.
         428-29, paras 35-37)

         "35. The elected official is accountable to its
         electorate because he is being elected by a large
         number of voters. His removal has serious
         repercussions as he is removed from the post and
         declared disqualified to contest the elections for a
         further stipulated period, but it also takes away the
         right of the people of his constituency to be
         represented by him. Undoubtedly, the right to hold
         such a post is statutory and no person can claim any
         absolute or vested right to the post, but he cannot be
         removed without strictly adhering to the provisions
                            - 24 -
                                           NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR



         provided by the legislature for his removal (vide Jyoti
         Basu v. Debi Ghosal [Jyoti Basu v. Debi Ghosal,
         (1982) 1 SCC 691] , Mohan Lal Tripathi v. District
         Magistrate, Rai Bareilly [Mohan Lal Tripathi v. District
         Magistrate, Rai Bareilly, (1992) 4 SCC 80] and Ram
         Beti v. District Panchayat Raj Adhikari [Ram Beti v.
         District Panchayat Raj Adhikari, (1998) 1 SCC 680] ).

         36. In view of the above, the law on the issue stands
         crystallised to the effect that an elected member can
         be removed in exceptional circumstances giving strict
         adherence to the statutory provisions and holding the
         enquiry, meeting the requirement of principles of
         natural justice and giving an incumbent an
         opportunity to defend himself, for the reason that
         removal of an elected person casts stigma upon him
         and takes away his valuable statutory right. Not only
         the        elected      office-bearer      but     his
         constituency/electoral college is also deprived of
         representation by the person of their choice.

         37. A duly elected person is entitled to hold office for
         the term for which he has been elected and he can be
         removed only on a proved misconduct or any other
         procedure established under law like "no confidence
         motion", etc. The elected official is accountable to its
         electorate as he has been elected by a large number
         of voters and it would have serious repercussions
         when he is removed from the office and further
         declared disqualified to contest the election for a
         further stipulated period."

         18. The judgments relate to the procedure to be
         followed in election petition and proof of allegation
         but such principles are to be followed in the case of
         inflicting punishment of disqualification, which has
         far serious implication almost similar to indulging in
         corrupt practices in an election. The purity and
         transparency in election process does not give
         unbridled and arbitrary power to the Election
                           - 25 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR



         Commission to pass any whimsical order without
         examining the nature of default. The extent of period
         of disqualification has to be in proportion to the
         default. The Election Commission has to keep in
         mind that by such process, an election of duly
         elected candidate representing collective will of the
         voters of the constituency is being set at naught.

         19. In a judgment reported as Krishna District Coop.
         Central Bank Ltd. v. K. Hanumantha Rao [Krishna
         District Coop. Central Bank Ltd. v. K. Hanumantha
         Rao, (2017) 2 SCC 528 : (2017) 1 SCC (L&S) 462] ,
         this Court held that the limited power of judicial
         review to interfere with the penalty is based on the
         doctrine of proportionality which is a concept of
         judicial  review.   If   the   punishment     is  so
         disproportionate that it shocks the judicial
         conscience, the court would interfere. The relevant
         extract reads as under: (SCC pp. 531-33, para 7)

         "7.2. Even otherwise, the aforesaid reason could not
         be a valid reason for interfering with the punishment
         imposed. It is trite that courts, while exercising their
         power of judicial review over such matters, do not
         sit as the appellate authority. Decision qua the
         nature and quantum is the prerogative of the
         disciplinary authority. It is not the function of the
         High Court to decide the same. It is only in
         exceptional circumstances, where it is found that the
         punishment/penalty awarded by the disciplinary
         authority/employer is wholly disproportionate, that
         too to an extent that it shakes the conscience of the
         court, that the court steps in and interferes.

         7.2.1. No doubt, the award of punishment, which is
         grossly in excess to the allegations, cannot claim
         immunity and remains open for interference under
         limited scope for judicial review. This limited power
         of judicial review to interfere with the penalty is
         based on the doctrine of proportionality which is a
                           - 26 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR



         well-recognised concept of judicial review in our
         jurisprudence. The punishment should appear to be
         so disproportionate that it shocks the judicial
         conscience. (See State of Jharkhand v. Kamal Prasad
         [State of Jharkhand v. Kamal Prasad, (2014) 7 SCC
         223 : (2014) 2 SCC (L&S) 386] .) It would also be
         apt to extract the following observations in this
         behalf from the judgment of this Court in Kendriya
         Vidyalaya Sangthan v. J. Hussain [Kendriya
         Vidyalaya Sangthan v. J. Hussain, (2013) 10 SCC
         106 : (2013) 2 SCC (L&S) 833] : (SCC pp. 110-12,
         paras 8 & 10)

         '8. The order of the appellate authority while having
         a relook at the case would, obviously, examine as to
         whether the punishment imposed by the disciplinary
         authority is reasonable or not. If the appellate
         authority is of the opinion that the case warrants
         lesser penalty, it can reduce the penalty so imposed
         by the disciplinary authority. Such a power which
         vests with the appellate authority departmentally is
         ordinarily not available to the court or a tribunal.
         The court while undertaking judicial review of the
         matter is not supposed to substitute its own opinion
         on reappraisal of facts. [See State (UT of Dadra &
         Nagar Haveli) v. Gulabhia M. Lad [State (UT of
         Dadra & Nagar Haveli) v. Gulabhia M. Lad, (2010) 5
         SCC 775 : (2010) 2 SCC (L&S) 101] .] In exercise of
         power of judicial review, however, the court can
         interfere with the punishment imposed when it is
         found to be totally irrational or is outrageous in
         defiance of logic. This limited scope of judicial review
         is permissible and interference is available only
         when the punishment is shockingly disproportionate,
         suggesting lack of good faith. Otherwise, merely
         because in the opinion of the court lesser
         punishment would have been more appropriate,
         cannot be a ground to interfere with the discretion of
         the departmental authorities.
                              - 27 -
                                              NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR



                                        ***

            10. An imprimatur to the aforesaid principle was
            accorded by this Court as well in Ranjit Thakur v.
            Union of India [Ranjit Thakur v. Union of India,
            (1987) 4 SCC 611 : 1988 SCC (L&S) 1] . Speaking
            for the Court, Venkatachaliah, J. (as he then was)
            emphasising that "all powers have legal limits"
            invoked the aforesaid doctrine in the following
            words: (SCC p. 620, para 25)

            "25. ... The question of the choice and quantum of
            punishment is within the jurisdiction and discretion
            of the court martial. But the sentence has to suit the
            offence and the offender. It should not be vindictive
            or unduly harsh. It should not be so disproportionate
            to the offence as to shock the conscience and
            amount in itself to conclusive evidence of bias. The
            doctrine of proportionality, as part of the concept of
            judicial review, would ensure that even on an aspect
            which is, otherwise, within the exclusive province of
            the court martial, if the decision of the court even as
            to sentence is an outrageous defiance of logic, then
            the sentence would not be immune from correction.
            Irrationality and perversity are recognised grounds
            of judicial review."'"

            Civil appeals arising out of SLPs (C) Nos. 20814-816
            of 2019 and Civil Appeal arising out of SLP (C) ...
            Diary No. 40018 of 2019

            22. Delay condoned. Leave granted.




   21.21. By relying on Laxmibai it is submitted that the

         Hon'ble Supreme Court observed that an election

         is a sacred public act reflecting the collective will
                           - 28 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         of the constituency. The verdict of the people

         must be given due respect and cannot be lightly

         set aside on vague or weak allegations. The

         burden lies heavily on the person challenging an

         elected representative to make out a strong

         case.

   21.22. In a democracy, the purity and sanctity of

         elections must be preserved. At the same time,

         election results cannot be lightly brushed aside.

         The will of the voters must be respected unless

         serious and proven grounds exist.

   21.23. Removal of an elected office-bearer has serious

         consequences. Therefore, the authority must

         strictly follow the statutory provisions. The more

         severe the punishment, the greater the care

         required in following the safeguards provided by

         law.

   21.24. Holding an elected office is a valuable statutory

         right not only of the elected candidate but also of
                                - 29 -
                                                NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




          the   constituency.           Therefore,      the   prescribed

          procedure must be strictly followed and removal

          can be justified only if a clear case is made out.

   21.25. An elected representative cannot be removed

          without      strictly         following    the      procedure

          established     by      law.       Removal       has   serious

          consequences not only for the elected person but

          also for the voters who elected him, removal is

          permissible only in exceptional circumstances,

          after conducting a proper enquiry and following

          the principles of natural justice. An elected

          representative is entitled to hold office for the

          full term unless there is proved misconduct or

          removal in accordance with law.

   21.26. Principles    relating        to   election    disputes   and

          disqualification must be applied carefully, as

          disqualification has serious consequences. The

          authority does not have unbridled or arbitrary
                             - 30 -
                                             NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         power. The period and nature of disqualification

         must be proportionate to the default committed.

   21.27. By applying the doctrine of proportionality, it is

         submitted that though courts do not normally

         interfere with the punishment imposed by an

         authority. However, if the punishment is so

         disproportionate that it shocks the conscience of

         the   Court,    interference       is   permissible.   The

         punishment must not be irrational, excessive or

         vindictive.

   21.28. On the basis of the above judgment, learned

         Senior Counsel submits that the removal of an

         elected councillor is a serious matter. It affects

         not only the individual but also the electorate.

         Therefore,     strict   compliance        with   statutory

         procedure, adherence to principles of natural

         justice and proof of misconduct are mandatory.

         In    the   absence         of   such   compliance,    the

         impugned order is liable to be set aside.
                               - 31 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




   21.29. He relies on the decision of the Apex court in P.

         Vijayan v. State of Kerala [(2010)2 SCC

         398] more particularly para                  10, which is

         reproduced hereunder for easy reference:

          10. Before considering the merits of the claim of both the
          parties, it is useful to refer to Section 227 of the Code of
          Criminal Procedure, 1973, which reads as under:

          "227. Discharge.--If, upon consideration of the record of
          the case and the documents submitted therewith, and after
          hearing the submissions of the accused and the prosecution
          in this behalf, the Judge considers that there is not
          sufficient ground for proceeding against the accused, he
          shall discharge the accused and record his reasons for so
          doing."

          If two views are possible and one of them gives rise to
          suspicion only, as distinguished from grave suspicion, the
          trial Judge will be empowered to discharge the accused and
          at this stage he is not to see whether the trial will end in
          conviction or acquittal. Further, the words "not sufficient
          ground for proceeding against the accused" clearly show
          that the Judge is not a mere post office to frame the charge
          at the behest of the prosecution, but has to exercise his
          judicial mind to the facts of the case in order to determine
          whether a case for trial has been made out by the
          prosecution. In assessing this fact, it is not necessary for
          the court to enter into the pros and cons of the matter or
          into a weighing and balancing of evidence and probabilities
          which is really the function of the court, after the trial
          starts.




   21.30. By relying on       P. Vijayan it is submitted that

         scope of Section 227 of the Code of Criminal
                            - 32 -
                                           NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         Procedure, 1973, deals with discharge of an

         accused. The provision states that if, upon

         consideration of the record and the documents,

         and after hearing both sides, the Judge finds that

         there is no sufficient ground to proceed against

         the accused, he shall discharge the accused by

         recording reasons.

   21.31. If two views are possible and one view gives rise

         only to suspicion, as opposed to grave suspicion,

         the trial court is empowered to discharge the

         accused. At that stage, the court is not required

         to examine whether the trial will ultimately end

         in conviction or acquittal.

   21.32. The words "not sufficient ground for proceeding

         against the accused" show that the Court is not

         expected to act mechanically at the request of

         the prosecution. The Court must apply its judicial

         mind to the material on record and decide

         whether a case for trial has been made out.
                            - 33 -
                                           NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         However, at that stage, the court is not required

         to conduct a detailed examination of evidence or

         to weigh the probabilities. A detailed appreciation

         of evidence is required only after the trial begins.

   21.33. Relying on the above principles, learned Senior

         Counsel submits that in the present case there is

         only an allegation and a charge sheet. There is

         no finding of guilt. Even in criminal law, mere

         suspicion is not enough to proceed. Therefore, in

         the absence of any proved misconduct, the

         drastic action of removal under Section 41 of the

         Karnataka     Municipalities      Act,   1964   is   not

         justified.



   21.34. He relies   on the decision of the Apex Court in

         Ravi   Yashwant       Bhoir-v-District Collector,

         Raigad and others (supra), more particularly

         para 30 to 36, which are reproduced hereunder

         for easy reference:
                              - 34 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         30. There can also be no quarrel with the settled legal
         proposition that removal of a duly elected member on the
         basis of proved misconduct is a quasi-judicial proceeding in
         nature. [Vide Indian National Congress (I) v. Institute of
         Social Welfare [(2002) 5 SCC 685 : AIR 2002 SC 2158] .]
         This view stands further fortified by the Constitution Bench
         judgments of this Court in Bachhitar Singh v. State of
         Punjab [AIR 1963 SC 395] and Union of India v. H.C. Goel
         [AIR 1964 SC 364] . Therefore, the principles of natural
         justice are required to be given full play and strict
         compliance should be ensured, even in the absence of any
         provision providing for the same. Principles of natural
         justice require a fair opportunity of defence to such an
         elected office-bearer.

         31. Undoubtedly, any elected official in local self-
         government has to be put on a higher pedestal as against
         a government servant. If a temporary government
         employee cannot be removed on the ground of misconduct
         without holding a full-fledged inquiry, it is difficult to
         imagine how an elected office-bearer can be removed
         without holding a full-fledged inquiry.

         32. In service jurisprudence, minor punishment is
         permissible to be imposed while holding the inquiry as per
         the procedure prescribed for it but for removal,
         termination or reduction in rank, a full-fledged inquiry is
         required otherwise it will be violative of the provisions of
         Article 311 of the Constitution of India. The case is to be
         understood in an entirely different context as compared to
         the government employees, for the reason, that for the
         removal of the elected officials, a more stringent procedure
         and standard of proof is required.

         33. This Court examined the provisions of the Punjab
         Municipal Act, 1911, providing for the procedure of
         removal of the President of the Municipal Council on similar
         grounds in Tarlochan Dev Sharma v. State of Punjab
         [(2001) 6 SCC 260 : AIR 2001 SC 2524] and observed
         that removal of an elected office-bearer is a serious
         matter. The elected office-bearer must not be removed
         unless a clear-cut case is made out, for the reason that
         holding and enjoying an office, discharging related duties
                              - 35 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR



         is a valuable statutory right of not only the elected
         member but also of his constituency or electoral college.
         His removal may curtail the term of the office-bearer and
         also cast stigma upon him. Therefore, the procedure
         prescribed under a statute for removal must be strictly
         adhered to and unless a clear case is made out, there can
         be no justification for his removal. While taking the
         decision, the authority should not be guided by any other
         extraneous consideration or should not come under any
         political pressure.

         34. In a democratic institution, like ours, the incumbent is
         entitled to hold the office for the term for which he has
         been elected unless his election is set aside by a
         prescribed procedure known to law or he is removed by
         the procedure established under law. The proceedings for
         removal must satisfy the requirement of natural justice
         and the decision must show that the authority has applied
         its mind to the allegations made and the explanation
         furnished by the elected office-bearer sought to be
         removed.

         35. The elected official is accountable to its electorate
         because he is being elected by a large number of voters.
         His removal has serious repercussions as he is removed
         from the post and declared disqualified to contest the
         elections for a further stipulated period, but it also takes
         away the right of the people of his constituency to be
         represented by him. Undoubtedly, the right to hold such a
         post is statutory and no person can claim any absolute or
         vested right to the post, but he cannot be removed without
         strictly adhering to the provisions provided by the
         legislature for his removal (vide Jyoti Basu v. Debi Ghosal
         [(1982) 1 SCC 691 : AIR 1982 SC 983] , Mohan Lal
         Tripathi v. District Magistrate, Rae Bareily [(1992) 4 SCC
         80 : AIR 1993 SC 2042] and Ram Beti v. District
         Panchayat Raj Adhikari [(1998) 1 SCC 680 : AIR 1998 SC
         1222] ).

         36. In view of the above, the law on the issue stands
         crystallised to the effect that an elected member can be
         removed in exceptional circumstances giving strict
         adherence to the statutory provisions and holding the
                              - 36 -
                                              NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR



          enquiry, meeting the requirement of principles of natural
          justice and giving an incumbent an opportunity to defend
          himself, for the reason that removal of an elected person
          casts stigma upon him and takes away his valuable
          statutory right. Not only the elected office-bearer but his
          constituency/electoral college is also deprived of
          representation by the person of their choice.




   21.35. By relying on Ravi Yashwant Bhoir it is

         submitted that the removal of a duly elected

         member on the basis of proved misconduct is a

         quasi-judicial       proceeding.        Therefore,         the

         authority must strictly follow the principles of

         natural justice. Even if the statute does not

         expressly provide for such procedure, a fair

         opportunity of defence must be given to the

         elected representative.

   21.36. An   elected      representative        in       local   self-

         government stands on a higher footing than a

         government       servant.       If   even     a    temporary

         government servant cannot be removed without

         a full enquiry, then an elected office-bearer
                             - 37 -
                                            NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         cannot be removed without conducting a full-

         fledged enquiry.

   21.37. In service law, major punishments like removal

         require a full enquiry. In the case of elected

         representatives, an even stricter procedure and

         higher standard of proof are required before

         removal.

   21.38. Removal of an elected office-bearer is a serious

         matter. It affects not only the individual but also

         the constituency. The procedure prescribed by

         statute must be strictly followed. The authority

         must   not   act     under       political   pressure   or

         extraneous considerations.

   21.39. In a democracy, an elected representative is

         entitled to hold office for the full term unless

         removed by following the procedure established

         by law. The order of removal must show that the

         authority has applied its mind to the allegations
                                 - 38 -
                                                 NC: 2026:KHC-D:2244
                                             WP No. 101601 of 2025
                                         C/W WP No. 105810 of 2025

HC-KAR




         and    the    explanation          given      by     the   elected

         representative.

   21.40. Removal has serious consequences. It not only

         removes the person from office but may also

         disqualify him from contesting future elections. It

         also   deprives        the       voters     of     their   chosen

         representative. Though the right to hold office is

         statutory,        removal        must     strictly    follow   the

         procedure prescribed by law.

   21.41. An elected member can be removed only in

         exceptional circumstances. There must be strict

         compliance        with     the     statutory       provisions. A

         proper       enquiry       must       be      conducted.       The

         principles of natural justice must be followed.

         The elected member must be given a real

         opportunity to defend himself.

   21.42. Relying     on    these        principles,      learned   Senior

         Counsel submits that in the present case no full

         enquiry      has     been          conducted,        no    proper
                                  - 39 -
                                                 NC: 2026:KHC-D:2244
                                              WP No. 101601 of 2025
                                          C/W WP No. 105810 of 2025

HC-KAR




            opportunity has been given, and the impugned

            order does not reflect proper application of mind.

            Therefore, the removal of the petitioners is

            contrary to the law laid down by the Hon'ble

            Supreme Court and as such the above petition is

            required to be allowed and reliefs sought for

            granted.



22.    Shri Shashi Kiran Shetty, learned Advocate General

       Appearing for the State - Respondents 1 to 3 submits

       as follows:

      22.1. It   is   strongly   contended        on   behalf   of   the

            respondents that the petitioners, who are elected

            Councillors of Respondent No.4 - Municipality,

            have indulged in a serious and deliberate act of

            fraud by creating and using a forged resolution.

            It is submitted that the said resolution was not at

            all passed let alone lawfully passed in accordance

            with      the   procedure         prescribed   under     the
                            - 40 -
                                           NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         Karnataka Municipalities Act, 1964 and the Rules

         framed thereunder. The resolution was fabricated

         with the intention of conferring unlawful benefit

         upon certain private individuals who have been

         in unauthorised occupation of valuable municipal

         property for several decades.

   22.2. Litigation concerning the said property has been

         pending for a long period and that this Court has,

         on   earlier   occasions,      passed   specific   orders

         directing eviction of the unauthorised occupants.

         In spite of such judicial orders, and with full

         knowledge of the same, the petitioners have

         created the impugned resolution in order to

         defeat and overcome the effect of those orders.

   22.3. It is contended that by virtue of the fabricated

         resolution, valuable public property belonging to

         the Municipality has been effectively transferred

         or continued in favour of persons who have no

         lawful right, title or interest over the same. The
                               - 41 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




         property in question is a prime municipal asset

         and that its lease or renewal directly affects

         public revenue. By extending the lease in favour

         of unauthorised occupants, the petitioners have

         caused serious financial loss to the Municipality

         and thereby acted against public interest.

   22.4. The said occupants had already been directed to

         be evicted by competent judicial orders, and

         therefore, the act of passing such a resolution

         amounts not merely to administrative irregularity

         but to wilful misconduct. Such conduct strikes at

         the very root of responsible governance and

         constitutes gross misconduct in the discharge of

         official duties.

   22.5. On the basis of the above allegations, it is

         submitted that the conduct of the petitioners is

         disgraceful        and        unbecoming     of   elected

         representatives. It is argued that Councillors,

         being trustees of public property, are expected to
                            - 42 -
                                           NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         act in the interest of the Municipality and its

         residents. Instead, the petitioners have acted to

         protect private interests at the cost of public

         property.

   22.6. It is therefore contended that in view of the

         seriousness of the allegations and the material

         collected, proceedings under Section 41 of the

         Karnataka Municipalities Act, 1964 were rightly

         initiated. The competent authority, namely the

         Regional      Commissioner,          Belagavi,   after

         considering the complaint, the records and the

         explanation offered, has passed the order of

         removal. The respondents submit that the order

         has been passed in accordance with law and that

         this Court ought not to interfere with the same in

         exercise of its writ jurisdiction.

   22.7. It is also submitted that this Court, in W.P.

         No.112012/2019, by order dated 12.08.2022,

         had categorically held that the unauthorised
                             - 43 -
                                            NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         occupants of the cotton market property were

         not entitled to continue in possession. By the

         said order, the longstanding dispute between the

         Municipality and the unauthorised occupants was

         adjudicated      and   directions       were   issued   for

         eviction.    The resolution was passed in direct

         contravention of the said judicial orders. The

         petitioners, being fully aware of the earlier order

         of this Court, could not have lawfully taken a

         decision that effectively nullified or diluted the

         effect of the judicial directions. Therefore, the

         action of the Regional Commissioner in removing

         the petitioners is justified in order to protect the

         sanctity    of   judicial      orders    and    safeguard

         municipal property.

   22.8. On these grounds, it is submitted that the writ

         petitions are devoid of merit and are liable to be

         dismissed.
                               - 44 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




   22.9.   He relies on Para 25 and 26 of the order passed

           in W.P. No.112012/2019, which are reproduced

           hereunder for easy reference:

            25. Before parting with this petition, this Court deems it
            necessary to remind our citizens that public property
            should be respected and should not be allowed to be
            misused or wasted. Time and again the Hon'ble Supreme
            Court has held that the natural resources, which also
            include lands, along with the public properties are held by
            the State as a trustee. This doctrine of trust and the
            trusteeship vested in the State needs to be respected. It
            is high time that the citizens of the State understood the
            value of public property, that public property belongs to
            each one of us and the citizens should ensure that public
            properties are put to best use and they would fetch the
            best price which would ultimately go into the coffers of
            the State. Public property shall not become the fiefdom of
            a few.

            26. It is required to notice that although the order of
            eviction was passed on 03.03.2004 and the District Court
            dismissed the appeals on 19.12.2005 and this Court
            disposed of W.P.No.474/2006 on 11.03.2013 and the
            State Government communicated its decision to the
            Secretary of the Association of the occupants on
            07.09.2013, the petitioners have continued to squat on
            public property. Further, although the petitioners were
            evicted on 13th and 14th of July 2019, they have moved
            this Court and obtained an order of status-quo at the
            hands of this Court. The petitioners are responsible for
            stalling the respondent-CMC from proceedings to put up
            new construction which would have enured to the benefit
            of general public. Even the petitioners would have
            benefited, had they allowed the new construction to come
            up on the premises. In the name of 'rent', the petitioners
            have paid pittance to the CMC from 01.07.1982 to June
            2019. For nearly 37 years they have been paying rents at
            Rs.3,500/- per year! In that view of the matter, this Court
            is of the considered opinion that this is a fit case for
                              - 45 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR



            imposing exemplary costs on the petitioners while
            dismissing the writ petitions. Nevertheless, this Court
            would desist from imposing costs, with a fond hope that
            the petitioners would give up the dispute and allow the
            respondent-CMC to put up a new construction on the
            premises.




   22.10. By relying on paragraph 25, it is submitted that

          this   Court     made          important   observations

          regarding the nature of public property, public

          property must be respected and cannot be

          misused for private benefit. It was clearly

          observed that natural resources and public lands

          are held by the State in trust for the benefit of

          the people. The State and its instrumentalities

          act as trustees, and such trusteeship carries a

          duty to protect, preserve and ensure proper

          utilisation of public assets.

   22.11. This Court further observed that public property

          must fetch the best possible value and cannot

          become the private estate of a few individuals.

          These observations were not casual remarks but
                           - 46 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




          were made after considering the long history of

          the dispute and the manner in which public

          property had been retained by private occupants

          for decades.

   22.12. By referring to paragraph 26 it is submitted that

          this Court traced the entire litigation history

          relating to the cotton market property. An

          eviction order had been passed as early as

          03.03.2004. The appeals filed before the District

          Court were dismissed on 19.12.2005. The writ

          petition in W.P. No.474/2006 was disposed of on

          11.03.2013. The State Government had also

          communicated its decision to the occupants on

          07.09.2013.    Despite        these   judicial   and

          administrative orders, the occupants continued

          in possession of the public property.

   22.13. This court also noticed that even after eviction

          proceedings were executed in July 2019, the

          occupants once again approached this Court and
                            - 47 -
                                             NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         obtained an interim order of status quo. This

         Court has recorded that for nearly 37 years, the

         occupants had paid only Rs.3,500/- per year as

         rent, which was grossly disproportionate to the

         value of the property. This Court expressed

         clear disapproval of such prolonged occupation

         and misuse of municipal property and dismissed

         the writ petition, though it refrained from

         imposing exemplary costs.

   22.14. On the strength of the above findings, it is

         submitted that the issue regarding the right of

         the tenants to remain in possession had already

         been    conclusively       adjudicated.     The         eviction

         order dated 03.03.2004, confirmed in appeal

         and followed by subsequent proceedings, had

         attained   finality.   The       writ   petition    in     W.P.

         No.112012/2019 was also dismissed with strong

         observations.    Therefore,        there    remained         no

         legal   basis   for        the    occupants        to     claim
                               - 48 -
                                                 NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




          continuation of their lease or renewal of tenancy

          rights.

   22.15. It is contended that any action taken by the

          Councillors    in     favour       of    such    occupants,

          particularly by way of extension of lease, would

          directly contradict the judicial findings recorded

          by this Court. Such action would not only

          disregard     binding         orders     but    would   also

          undermine the authority of judicial decisions.

   22.16. It is further submitted that the coordinate Bench

          of this Court had clearly observed that the

          occupants had been paying only a nominal

          amount as rent for decades and that public

          property cannot be allowed to become the

          fiefdom of a few. Despite such categorical

          findings, the petitioner-councillors claim to have

          passed a resolution granting further rights to

          the same occupants for an additional period.

          This act amounts to deliberate disregard of
                           - 49 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         judicial pronouncements and is contrary to

         public interest. The Councillors, being custodians

         of municipal property,          were   duty-bound   to

         protect public assets and ensure lawful use of

         such property. Instead, they have acted in a

         manner that benefits private parties at the cost

         of the Municipality.

   22.17. Learned Advocate General submits that such

         conduct, has resulted in substantial financial

         loss to the Municipality and defeats the purpose

         of redevelopment and public utilisation of the

         property. It also sends a wrong message that

         judicial orders can be diluted or nullified through

         internal   resolutions.         Therefore,   Learned

         Advocate General submits that the removal of

         the petitioners was necessary to protect public

         property, uphold the rule of law, and maintain

         the integrity of municipal administration.
                              - 50 -
                                                NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




   22.18. It is emphatically contended that Resolution

         No.378 dated 09.02.2024, on which the entire

         defence of the petitioners rests, is not a genuine

         municipal record but a fabricated document.

         According     to    the       respondents,          the    official

         resolution     register          maintained           by       the

         Municipality does not contain any resolution on

         09.02.2024 relating to extension of lease of the

         Wakharsal      properties.            On      the     contrary,

         Resolution No.378, as reflected in the official

         books, was passed only on 19.07.2024 and

         pertains to matters relating to a State Financial

         Corporation    grant          under     the    15th       Finance

         Commission scheme and a connected tender

         process.

   22.19. The municipal records are statutory records

         maintained in the regular course of official

         business      and       carry      a       presumption          of

         correctness. The absence of the alleged lease
                             - 51 -
                                               NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




          resolution in such records, coupled with the

          existence of a different Resolution No.378 on

          another subject and date, clearly demonstrates

          that the document relied upon by the petitioners

          does not form part of the lawful proceedings of

          the Council. It is further submitted that the

          document bears a signature purportedly of the

          Commissioner,      which        he     has    categorically

          denied.   In    these       circumstances,        the   only

          reasonable      inference,       according         to   the

          respondents, is that the document is fabricated.

   22.20. The falsity of the document is apparent on the

          face of the record. The petitioners have not

          disowned the resolution. Instead, they have

          justified and defended it as validly passed. By

          asserting the validity of a document that does

          not find place in the official municipal records,

          they   have,    according       to     the   respondents,

          confirmed      their       involvement       in   the    act
                            - 52 -
                                               NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         complained of. It is contended that fraud vitiates

         all    actions   and       transactions.     A     document

         founded on fraud cannot create any legal right,

         nor can it be protected under the plea of

         procedural irregularity. Once the foundation is

         fraudulent, the superstructure built upon it

         collapses. Therefore, the petitioners' conduct

         amounts to grave misconduct and abuse of their

         position as elected representatives.

   22.21. The allegation of fabrication is not a mere

         administrative accusation but forms the subject

         matter of criminal proceedings. A complaint was

         lodged     and   an        FIR    was     registered.   The

         petitioners invoked the inherent jurisdiction of

         this Court under Section 482 of the Code of

         Criminal     Procedure           in     Criminal    Petition

         No.102611/2024 seeking quashing of the FIR.

         This    Court,   after      considering     the    material,

         declined to interfere and dismissed the petition
                             - 53 -
                                            NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




          on 19.12.2024. The petitioners then approached

          the   Hon'ble     Supreme       Court    by   filing   SLP

          (Criminal)    No.1616/2024,           which   was      also

          dismissed    on    06.02.2025.          Thereafter,    the

          investigation was completed and a charge sheet

          has been filed before the competent criminal

          court. These developments demonstrate that

          the matter has progressed beyond a mere

          allegation and that sufficient material has been

          found during investigation to proceed against

          the petitioners in accordance with law.

   22.22. Seriousness of the allegations is evident from

          the fact that neither this Court nor the Hon'ble

          Supreme Court found it appropriate to quash

          the proceedings at the threshold. The filing of a

          charge sheet indicates that prima facie evidence

          exists. The fabricated resolution, if allowed to

          stand, would create legal rights in favour of

          persons     who   had       already   suffered   adverse
                              - 54 -
                                                NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




          orders before the District Court and this Court.

          It would effectively nullify or overreach binding

          judicial determinations. Such conduct strikes at

          the very foundation of the rule of law and the

          authority of judicial decisions.

   22.23. The disputed resolution was relied upon before

          this Court in W.A. No.100488/2022 as if it were

          a   genuine       and       validly   passed    resolution.

          Producing     a     forged        document      before      a

          constitutional     court,      and    seeking   to   derive

          advantage from it, is stated to be a serious act

          of misconduct. An elected representative who

          has sought to mislead this Court cannot claim

          an equitable right to continue in public office.

   22.24. The term of the President and Vice-President

          expired on 24.07.2024, and an Administrator

          was appointed on 29.07.2024. It was only

          thereafter, upon scrutiny of records by the

          Commissioner and communication to the Deputy
                                - 55 -
                                                     NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




          Commissioner,         that      the        full    extent     of    the

          fabrication       came         to     light.         The      Deputy

          Commissioner,          acting         in      accordance           with

          statutory     duty,        recommended                initiation      of

          proceedings to the Regional Commissioner on

          28.01.2025.

   22.25. The Regional Commissioner issued a notice

          dated 31.01.2025 calling upon the petitioners to

          submit their explanation under Section 41 of the

          Karnataka Municipalities Act, 1964. A further

          communication              dated           07.02.2025              fixed

          13.02.2025 for personal appearance. Thus, the

          petitioners were afforded notice as well as

          opportunity to respond.

   22.26. Despite such opportunity, the petitioners did not

          submit      their    explanation             within        the     time

          granted.     In     that      background,            the    Regional

          Commissioner          passed          the         first    order     on

          13.02.2025. When the said order was set aside
                              - 56 -
                                                  NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         by this Court in W.P. No.104141/2025 with

         liberty to file a reply by 27.02.2025, the

         petitioners         filed           their        explanation.

         Simultaneously,              they         preferred          W.A.

         No.100124/2025. The Hon'ble Division Bench

         declined     to    interfere        and     merely     directed

         consideration of the principles laid down in Ravi

         Yashwant Bhoir.

   22.27. The    Regional             Commissioner             thereafter

         reconsidered        the        matter,       examined         the

         explanation filed by the petitioners, perused the

         records including the municipal register and the

         material     collected        during      investigation,     and

         applied the principles laid down by the Hon'ble

         Supreme Court in Ravi Yashwant Bhoir. Upon

         being      satisfied      that      the      resolution      was

         fraudulent        and   that        the     conduct     of    the

         petitioners       amounted          to      misconduct,       the

         Regional Commissioner passed a reasoned order
                             - 57 -
                                             NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




          removing them from office, which is neither

          mechanical or arbitrary.

   22.28. He relies on Section 41 of the Karnataka

          Municipalities Act, 1964 which is reproduced

          hereunder for easy reference:

           41. Liability to removal from office.--

          (1)   The Government, if it thinks fit on the
                recommendation of the municipal council, may
                remove any councillor elected under this Act,
                and after such enquiry as it deems necessary,
                if such councillor has been guilty of misconduct
                in the discharge of his duties, or of any
                disgraceful conduct, or has become incapable
                of performing his duties as a councillor.

                [Provided that no Councillor shall be removed
                except after being afforded an opportunity for
                submitting an explanation.]


          (2)   When under sub-section (10) of section 42 any
                person is removed from the office of president
                or vice-president for misconduct in the
                discharge of his duties, he shall, from the date
                of such removal cease to be a councillor and
                shall be deemed to have been removed from
                the office of councillor under sub-section (1).



   22.29. It is submitted that Section 41 of the Karnataka

          Municipalities   Act,       1964    requires   that      an

          explanation be sought and considered before
                              - 58 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




          removal. The statute does not mandate a trial-

          like proceeding with examination and cross-

          examination of witnesses. The requirement is

          one of fair opportunity, not a criminal trial. In

          the present case, notice was issued, personal

          appearance was permitted, written explanation

          was received and considered. Therefore, the

          principles of natural justice stand satisfied.

   22.30. Lastly, it is contended that the petitioners have

          not approached this Court with clean hands.

          Material   facts       relating     to   the   criminal

          proceedings, dismissal of the petition under

          Section 482 Cr.P.C., dismissal of the SLP, and

          the status of municipal records have not been

          fairly disclosed. According to the respondents,

          there has been both suppression of material

          facts and presentation of misleading facts. In

          writ jurisdiction, which is discretionary in nature,
                                - 59 -
                                               NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




          a party guilty of such conduct is not entitled to

          equitable relief.

   22.31. On these grounds, it is submitted that the order

          of removal is justified, lawful and necessary to

          protect public property, uphold judicial authority

          and       maintain            integrity    in      municipal

          administration.

   22.32. He relies on the decision of Hon'ble Supreme

         Court in K.D.Sharma -v- Steel Authority of

         India Limited and others [(2008)12 SCC

         481], more particularly, para 34 to 38 which are

         reproduced hereunder for easy reference:

          34. The jurisdiction of the Supreme Court under Article 32
          and of the High Court under Article 226 of the Constitution is
          extraordinary, equitable and discretionary. Prerogative writs
          mentioned therein are issued for doing substantial justice. It
          is, therefore, of utmost necessity that the petitioner
          approaching the writ court must come with clean hands, put
          forward all the facts before the court without concealing or
          suppressing anything and seek an appropriate relief. If there
          is no candid disclosure of relevant and material facts or the
          petitioner is guilty of misleading the court, his petition may
          be dismissed at the threshold without considering the merits
          of the claim.

          35. The underlying object has been succinctly stated by
          Scrutton, L.J., in the leading case of R. v. Kensington
          Income Tax Commrs. [(1917) 1 KB 486 : 86 LJKB 257 : 116
          LT 136 (CA)] in the following words: (KB p. 514)
                               - 60 -
                                               NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR



         "... it has been for many years the rule of the court, and one
         which it is of the greatest importance to maintain, that when
         an applicant comes to the court to obtain relief on an ex
         parte statement he should make a full and fair disclosure of
         all the material facts--it says facts, not law. He must not
         misstate the law if he can help it--the court is supposed to
         know the law. But it knows nothing about the facts, and the
         applicant must state fully and fairly the facts; and the
         penalty by which the court enforces that obligation is that if
         it finds out that the facts have not been fully and fairly
         stated to it, the court will set aside any action which it has
         taken on the faith of the imperfect statement."

                                            (emphasis supplied)

         36. A prerogative remedy is not a matter of course. While
         exercising extraordinary power a writ court would certainly
         bear in mind the conduct of the party who invokes the
         jurisdiction of the court. If the applicant makes a false
         statement or suppresses material fact or attempts to
         mislead the court, the court may dismiss the action on that
         ground alone and may refuse to enter into the merits of the
         case by stating, "We will not listen to your application
         because of what you have done." The rule has been evolved
         in the larger public interest to deter unscrupulous litigants
         from abusing the process of court by deceiving it.

         37. In Kensington Income Tax Commrs. [(1917) 1 KB 486 :
         86 LJKB 257 : 116 LT 136 (CA)] Viscount Reading, C.J.
         observed: (KB pp. 495-96)

         "... Where an ex parte application has been made to this
         Court for a rule nisi or other process, if the Court comes to
         the conclusion that the affidavit in support of the application
         was not candid and did not fairly state the facts, but stated
         them in such a way as to mislead the Court as to the true
         facts, the Court ought, for its own protection and to prevent
         an abuse of its process, to refuse to proceed any further
         with the examination of the merits. This is a power inherent
         in the Court, but one which should only be used in cases
         which bring conviction to the mind of the Court that it has
         been deceived. Before coming to this conclusion a careful
         examination will be made of the facts as they are and as
         they have been stated in the applicant's affidavit, and
         everything will be heard that can be urged to influence the
         view of the Court when it reads the affidavit and knows the
         true facts. But if the result of this examination and hearing is
         to leave no doubt that the Court has been deceived, then it
         will refuse to hear anything further from the applicant in a
                               - 61 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR



         proceeding which has only been set in motion by means of a
         misleading affidavit."

                                                (emphasis supplied)

         38. The above principles have been accepted in our legal
         system also. As per settled law, the party who invokes the
         extraordinary jurisdiction of this Court under Article 32 or of
         a High Court under Article 226 of the Constitution is
         supposed to be truthful, frank and open. He must disclose all
         material facts without any reservation even if they are
         against him. He cannot be allowed to play "hide and seek" or
         to "pick and choose" the facts he likes to disclose and to
         suppress (keep back) or not to disclose (conceal) other
         facts. The very basis of the writ jurisdiction rests in
         disclosure of true and complete (correct) facts. If material
         facts are suppressed or distorted, the very functioning of
         writ courts and exercise would become impossible. The
         petitioner must disclose all the facts having a bearing on the
         relief sought without any qualification. This is because "the
         court knows law but not facts".




   22.33. Learned Advocate General by relying on the

         principles laid down in K.D. Sharma submits

         that a person invoking the writ jurisdiction of this

         Court must do so with utmost transparency,

         fairness and bona fides. It is contended that the

         petitioners, being elected Councillors, occupy a

         fiduciary position. They are trustees of public

         property and are under a statutory and moral

         obligation to safeguard municipal assets. Instead

         of protecting the interests of the Municipality,
                               - 62 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




         they have actively participated in creation of a

         forged resolution, such conduct is not a mere

         procedural lapse but a conscious act designed to

         confer benefit upon private individuals contrary

         to binding judicial orders. By attempting to

         regularise or extend rights over valuable public

         property in favour of unauthorised occupants,

         the petitioners have acted against public interest

         and in breach of the doctrine of public trust. The

         misconduct is grave, intentional and strikes at

         the root of responsible governance. In such

         circumstances, it is contended that the Regional

         Commissioner was duty-bound to act. The order

         of removal, therefore, is not punitive excess but

         a necessary corrective measure to preserve

         institutional integrity.

   22.34. The   fabrication     of      Resolution   No.378   dated

         09.02.2024 cannot be viewed in isolation. The

         dispute concerning the cotton market property
                             - 63 -
                                            NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         has a long and settled history. The unauthorised

         occupants had repeatedly litigated the matter

         and suffered adverse orders at every stage. An

         eviction   order     was        passed        as     early     as

         03.03.2004. The appeals were dismissed. The

         writ   petition    was       disposed    of.       Subsequent

         proceedings culminated in the dismissal of W.P.

         No.112012/2019,          wherein       this    Court     made

         strong observations regarding misuse of public

         property    and    violation      of    the        doctrine    of

         trusteeship.

   22.35. Despite such categorical judicial findings, the

         unauthorised        occupants           preferred            W.A.

         No.100488/2022. It is in that background that

         the alleged Resolution No.378 dated 09.02.2024

         surfaced. According to the respondents, this

         document was furnished to the occupants and

         relied upon in the writ appeal to assert a

         subsisting right in the property. This, it is
                                   - 64 -
                                                    NC: 2026:KHC-D:2244
                                               WP No. 101601 of 2025
                                           C/W WP No. 105810 of 2025

HC-KAR




         submitted, was an attempt to create a new

         factual foundation to overcome binding judicial

         pronouncements.

   22.36. The    official        municipal         records     reflect     that

         Resolution         No.378          was    actually     passed      on

         19.07.2024 and pertains to a State Financial

         Corporation         grant         under    the    15th    Financial

         Scheme and a tender matter. There is no entry

         in the resolution register of any lease extension

         resolution on 09.02.2024. The document relied

         upon in the writ appeal does not correspond with

         the     official    records.         Material       differences     in

         subject         matter,      date        and     numbering        are

         highlighted.

   22.37. In these circumstances, it is contended that

         there      is      no     plausible        explanation      except

         fabrication. The petitioners, being signatories to

         the disputed document and having not denied

         their signatures, are said to have prima facie
                                 - 65 -
                                                NC: 2026:KHC-D:2244
                                             WP No. 101601 of 2025
                                         C/W WP No. 105810 of 2025

HC-KAR




         engaged in fraudulent conduct. Fraud vitiates all

         proceedings.       A     document       created      to   defeat

         judicial orders cannot be clothed with legality.

         The petitioners' defence that the resolution was

         validly passed only reinforces the allegation of

         complicity.

   22.38. The criminal proceedings lend additional weight

         to the seriousness of the allegations. The FIR

         was challenged before this Court and dismissed.

         The Special Leave Petition was dismissed by the

         Hon'ble Supreme Court. Investigation culminated

         in   filing   of   a      charge      sheet.   While       it   is

         acknowledged           that       criminal   guilt    will      be

         determined at trial, the existence of prima facie

         material sufficient to proceed is beyond dispute.

         Had the allegations been baseless, the criminal

         proceedings would have been quashed at the

         threshold. The refusal of superior courts to
                                - 66 -
                                                  NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




         interfere     indicates         that     the    matter     is    not

         frivolous.

   22.39. Permitting     the      petitioners           to     continue   as

         Councillors     in     the        face     of       such   serious

         allegations, it is submitted, would undermine

         public confidence and expose municipal property

         to further risk. An elected representative accused

         of forging municipal records and using them to

         influence judicial proceedings cannot claim an

         equitable right to             remain      in office pending

         protracted criminal trial.

   22.40. It is further submitted that upon expiry of the

         term of the President and Vice-President on

         24.07.2024, the Government, in exercise of

         statutory      powers            under          the     Karnataka

         Municipalities Act, appointed an Administrator to

         manage the affairs of the Municipality. The

         Deputy Commissioner, Gadag, assumed charge.

         Upon being apprised by the Commissioner of the
                           - 67 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         fabrication, the Deputy Commissioner examined

         the matter and, acting within statutory authority,

         recommended initiation of proceedings under

         Section 41 to the Regional Commissioner on

         28.01.2025.

   22.41. The Regional Commissioner issued a notice dated

         31.01.2025 granting seven days to submit an

         explanation. A further notice dated 07.02.2025

         fixed 13.02.2025 for personal appearance. The

         petitioners   were        thus   given   notice   and

         opportunity. When the first order was set aside

         by this Court in W.P. No.104141/2025 with

         liberty to file reply by 27.02.2025, the petitioners

         filed their explanation. The earlier order of this

         Court was passed on consent of counsel for the

         petitioners, who undertook to appear and submit

         reply.

   22.42. Though the order was passed on consent, the

         petitioners preferred W.A. No.100124/2025. The
                            - 68 -
                                           NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         Division Bench declined to interfere and directed

         that the Regional Commissioner consider the

         principles laid down in Ravi Yashwant Bhoir. It

         is submitted that the Regional Commissioner

         thereafter    complied         with    the     direction,

         considered the explanation in detail, examined

         the   municipal   records       and   the    surrounding

         circumstances, and passed a reasoned order.

   22.43. He reiterates that Section 41 requires issuance of

         notice and consideration of explanation. It does

         not mandate a full-fledged trial with examination

         and    cross-examination         of   witnesses.     The

         standard is that of administrative satisfaction

         based on material available, subject to judicial

         review. The petitioners were given opportunity to

         explain; their explanation was considered; the

         authority applied its mind; and a reasoned order

         was passed.
                              - 69 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




   22.44. The petitioners have not approached this Court

         with complete disclosure. The history of criminal

         proceedings and dismissal of challenges has not

         been fairly presented. In writ jurisdiction, which

         is discretionary, a party guilty of suppression or

         misrepresentation is not entitled to relief.

   22.45. In the totality of circumstances, the misconduct

         is grave, supported by prima facie material, and

         directly affects public property and institutional

         integrity. The order of removal is proportionate,

         lawful and necessary to preserve the rule of law

         and protect municipal assets.

   22.46. Learned Advocate General also relies on the

         judgment of the Hon'ble Apex court in                 Ravi

         Yashwant Bhoir, albeit different paragraphs,

         namely 22, 30-36, 58 and 59 thereof, which are

         reproduced hereunder for easy reference:

           22. Amendment in the Constitution by adding Parts IX
           and IX-A confers upon the local self-government a
           complete autonomy on the basic democratic unit
           unshackled from official control. Thus, exercise of any
                              - 70 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR



         power having effect of destroying the Constitutional
         institution besides being outrageous is dangerous to the
         democratic set-up of this country. Therefore, an elected
         official   cannot   be    permitted     to   be    removed
         unceremoniously     without    following   the   procedure
         prescribed by law, in violation of the provisions of Article
         21 of the Constitution, by the State by adopting a casual
         approach and resorting to manipulations to achieve
         ulterior purpose. The Court being the custodian of law
         cannot tolerate any attempt to thwart the institution.

         30. There can also be no quarrel with the settled legal
         proposition that removal of a duly elected member on the
         basis of proved misconduct is a quasi-judicial proceeding
         in nature. [Vide Indian National Congress (I) v. Institute
         of Social Welfare [(2002) 5 SCC 685 : AIR 2002 SC 2158]
         .] This view stands further fortified by the Constitution
         Bench judgments of this Court in Bachhitar Singh v. State
         of Punjab [AIR 1963 SC 395] and Union of India v. H.C.
         Goel [AIR 1964 SC 364] . Therefore, the principles of
         natural justice are required to be given full play and strict
         compliance should be ensured, even in the absence of any
         provision providing for the same. Principles of natural
         justice require a fair opportunity of defence to such an
         elected office-bearer.

         31. Undoubtedly, any elected official in local self-
         government has to be put on a higher pedestal as against
         a government servant. If a temporary government
         employee cannot be removed on the ground of
         misconduct without holding a full-fledged inquiry, it is
         difficult to imagine how an elected office-bearer can be
         removed without holding a full-fledged inquiry.

         32. In service jurisprudence, minor punishment is
         permissible to be imposed while holding the inquiry as
         per the procedure prescribed for it but for removal,
         termination or reduction in rank, a full-fledged inquiry is
         required otherwise it will be violative of the provisions of
         Article 311 of the Constitution of India. The case is to be
         understood in an entirely different context as compared
         to the government employees, for the reason, that for
                             - 71 -
                                             NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR



         the removal of the elected officials, a more stringent
         procedure and standard of proof is required.

         33. This Court examined the provisions of the Punjab
         Municipal Act, 1911, providing for the procedure of
         removal of the President of the Municipal Council on
         similar grounds in Tarlochan Dev Sharma v. State of
         Punjab [(2001) 6 SCC 260 : AIR 2001 SC 2524] and
         observed that removal of an elected office-bearer is a
         serious matter. The elected office-bearer must not be
         removed unless a clear-cut case is made out, for the
         reason that holding and enjoying an office, discharging
         related duties is a valuable statutory right of not only the
         elected member but also of his constituency or electoral
         college. His removal may curtail the term of the office-
         bearer and also cast stigma upon him. Therefore, the
         procedure prescribed under a statute for removal must
         be strictly adhered to and unless a clear case is made
         out, there can be no justification for his removal. While
         taking the decision, the authority should not be guided
         by any other extraneous consideration or should not
         come under any political pressure.

         34. In a democratic institution, like ours, the incumbent is
         entitled to hold the office for the term for which he has
         been elected unless his election is set aside by a
         prescribed procedure known to law or he is removed by
         the procedure established under law. The proceedings for
         removal must satisfy the requirement of natural justice
         and the decision must show that the authority has applied
         its mind to the allegations made and the explanation
         furnished by the elected office-bearer sought to be
         removed.

         35. The elected official is accountable to its electorate
         because he is being elected by a large number of voters.
         His removal has serious repercussions as he is removed
         from the post and declared disqualified to contest the
         elections for a further stipulated period, but it also takes
         away the right of the people of his constituency to be
         represented by him. Undoubtedly, the right to hold such a
         post is statutory and no person can claim any absolute or
         vested right to the post, but he cannot be removed
                              - 72 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR



         without strictly adhering to the provisions provided by the
         legislature for his removal (vide Jyoti Basu v. Debi Ghosal
         [(1982) 1 SCC 691 : AIR 1982 SC 983] , Mohan Lal
         Tripathi v. District Magistrate, Rae Bareily [(1992) 4 SCC
         80 : AIR 1993 SC 2042] and Ram Beti v. District
         Panchayat Raj Adhikari [(1998) 1 SCC 680 : AIR 1998 SC
         1222] ).

         36. In view of the above, the law on the issue stands
         crystallised to the effect that an elected member can be
         removed in exceptional circumstances giving strict
         adherence to the statutory provisions and holding the
         enquiry, meeting the requirement of principles of natural
         justice and giving an incumbent an opportunity to defend
         himself, for the reason that removal of an elected person
         casts stigma upon him and takes away his valuable
         statutory right. Not only the elected office-bearer but his
         constituency/electoral college is also deprived of
         representation by the person of their choice.

         58. Shri Chintaman Raghunath Gharat, ex-President was
         the complainant, thus, at the most, he could lead
         evidence as a witness. He could not claim the status of an
         adversarial litigant. The complainant cannot be the party
         to the lis. A legal right is an averment of entitlement
         arising out of law. In fact, it is a benefit conferred upon a
         person by the rule of law. Thus, a person who suffers
         from legal injury can only challenge the act or omission.
         There may be some harm or loss that may not be
         wrongful in the eye of the law because it may not result in
         injury to a legal right or legally protected interest of the
         complainant but juridically harm of this description is
         called damnum sine injuria.

         59. The complainant has to establish that he has been
         deprived of or denied of a legal right and he has sustained
         injury to any legally protected interest. In case he has no
         legal peg for a justiciable claim to hang on, he cannot be
         heard as a party in a lis. A fanciful or sentimental
         grievance may not be sufficient to confer a locus standi to
         sue upon the individual. There must be injuria or a legal
         grievance which can be appreciated and not a stat pro
         ratione voluntas reasons i.e. a claim devoid of reasons.
                               - 73 -
                                                NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




   22.47. By relying on Ravi Yashwant Bhoir learned

         Adovacate      General          submits     that      the   said

         decision,    properly          understood      and     applied,

         supports     the    action      taken     by    the    Regional

         Commissioner.

   22.48. It is submitted that paragraph 22 recognises that

         after the insertion of Parts IX and IX-A in the

         Constitution, local self-government institutions

         enjoy constitutional protection and autonomy.

         However, that autonomy is not absolute. It is

         subject to the procedure established by law. The

         Hon'ble      Supreme           Court    cautioned       against

         arbitrary or manipulative removal of elected

         representatives,        but      equally       affirmed     that

         removal in accordance with statutory procedure

         is permissible. Therefore, the emphasis is not on

         insulating         elected        representatives           from

         accountability, but on ensuring that the power of

         removal is exercised lawfully, fairly and for
                              - 74 -
                                                NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         legitimate reasons. In the present case, it is

         submitted that the action taken in this case is

         grounded in statutory authority under Section 41

         of the Karnataka Municipalities Act, 1964 and is

         supported     by        material         indicating     grave

         misconduct.

   22.49. By referring to paragraphs 30 to 36, learned

         Advocate    General          submits    that   the    Hon'ble

         Supreme     Court      has      categorically    held    that

         removal of an elected member is a quasi-judicial

         proceeding and must satisfy the requirements of

         natural justice. A fair opportunity must be

         granted. The authority must apply its mind to

         the allegations and the explanation. Removal is

         permissible in exceptional circumstances upon

         strict adherence to statutory provisions.

   22.50. It is submitted that these very requirements

         have been scrupulously followed in the present

         case. Notice was issued. Time was granted.
                             - 75 -
                                              NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         Personal   appearance          was   permitted.   Written

         explanation was received and considered. The

         earlier order of removal was set aside by this

         Court and liberty was granted to file a fresh

         reply. The petitioners availed that opportunity.

         The Division Bench directed consideration of the

         principles laid down in Ravi Yashwant Bhoir.

         The Regional Commissioner reconsidered the

         matter and passed a reasoned order. Therefore,

         the   safeguards      mandated         by   the   Hon'ble

         Supreme Court stand fully complied with.

   22.51. It is further submitted that paragraphs 58 and 59

         of the said judgment clarify the concept of locus

         standi and legal injury. A person can challenge

         an action only if he demonstrates deprivation of

         a legal right. A mere grievance without legal

         basis does not confer standing. In the present

         context, the proceedings under Section 41 are

         statutory in nature and are initiated by the
                              - 76 -
                                               NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         competent        authority       upon       material        exfacie

         establishing misconduct. The authority is not

         acting at the instance of a private adversary but

         in discharge of statutory obligation to protect

         public interest.

   22.52. Learned Advocate General submits that the

         Regional Commissioner has faithfully adhered to

         the directions issued by the Division Bench and

         has    applied     the       dicta   laid    down      in     Ravi

         Yashwant Bhoir.

   22.53. The impugned order reflects consideration of the

         allegations relating to fabrication of Resolution

         No.378 dated 09.02.2024, examination of the

         official   municipal         records,       analysis     of    the

         explanation submitted by the petitioners, and

         reference    to    the       legal   principles        governing

         removal of elected representatives. The order is

         reasoned, structured and supported by material.
                                - 77 -
                                                     NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




         Therefore, it cannot be characterised as arbitrary

         or mechanical.

   22.54. It is further submitted that Section 41 of the

         Karnataka Municipalities Act, 1964 prescribes the

         procedure for removal. The statute requires

         issuance       of    notice           and     consideration        of

         explanation. It does not mandate a trial in the

         nature of criminal proceedings. The requirement

         is one of fair opportunity, not of adversarial

         adjudication        with       oral    evidence        and    cross-

         examination as a matter of right. The legislative

         scheme indicates that the authority must form

         satisfaction based on available material after

         affording opportunity to the member concerned.

   22.55. In the present case, the petitioners were issued

         notice dated 31.01.2025. A further opportunity

         was    granted       fixing      personal          appearance      on

         13.02.2025. Upon challenge to the first order,

         this   Court    granted          liberty      to    file   reply   by
                                  - 78 -
                                                   NC: 2026:KHC-D:2244
                                              WP No. 101601 of 2025
                                          C/W WP No. 105810 of 2025

HC-KAR




         27.02.2025.        The       petitioners         submitted       their

         written explanation. The Regional Commissioner

         considered        the     same       along       with     municipal

         records and surrounding circumstances, including

         the existence of criminal proceedings and the

         discrepancy in the resolution register.

   22.56. It is submitted that the Regional Commissioner

         recorded a finding that Resolution No.378 dated

         09.02.2024 does not find place in the official

         records and that the genuine Resolution No.378

         pertains     to    a     different        subject       passed     on

         19.07.2024. The signature of the Commissioner

         on the disputed document was denied. These

         objective facts constitute material upon which

         satisfaction could reasonably be formed.

   22.57. With   regard      to      the     expression          "disgraceful

         conduct" occurring in Section 41, it is submitted

         that though not defined in the Act, the term

         must    be        understood         in    its     ordinary      and
                            - 79 -
                                             NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         contextual meaning. Disgrace denotes loss of

         honour,   reputation        or   credibility.   Disgraceful

         conduct refers to conduct which brings disrepute

         to the office, undermines public confidence, or is

         morally blameworthy. An elected Councillor is

         expected to maintain high standards of integrity.

         Fabrication of municipal records, creation of a

         resolution not borne out by official registers, and

         use of such document in judicial proceedings, if

         established, would unquestionably bring discredit

         to the institution.

   22.58. It is further submitted that disgraceful conduct

         need not be confined to acts committed strictly

         during official meetings. Any act connected with

         municipal affairs which erodes public trust or

         injures the reputation of the institution can

         attract action under Section 41. The focus is on

         the impact of the conduct on the dignity and

         integrity of public office.
                            - 80 -
                                              NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




   22.59. Learned Advocate General submits that the

         Regional Commissioner has not acted on mere

         suspicion. The action is based on documentary

         discrepancies,    denial       of     signature     by     the

         Commissioner, criminal investigation culminating

         in filing of charge sheet, and the use of the

         disputed resolution in judicial proceedings. These

         circumstances collectively constitute sufficient

         material to justify action under Section 41.

   22.60. It is therefore contended that the order of

         removal    is   proportionate         to   the   gravity    of

         misconduct,      compliant          with   statutory       and

         constitutional requirements, and necessary to

         preserve   the    sanctity      of     public    office    and

         protection of municipal property. The petitioners,

         having been afforded full opportunity, cannot

         now contend violation of natural justice merely

         because the decision has gone against them.
                              - 81 -
                                               NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




   22.61. Learned Advocate General meticulously takes

         this   Court      through       the    original    resolution

         register. It      is submitted that          the    statutory

         resolution register is maintained sequentially,

         with serial numbers corresponding to dates and

         subjects transacted in duly convened meetings of

         the    Council.    Upon       such     examination,      it   is

         demonstrated that there is no Resolution No.378

         dated 09.02.2024 relating to extension of lease

         of Wakharsal properties.

   22.62. On    the   contrary,        the     records     show    that

         Resolution No.378 was in fact passed only on

         19.07.2024        and    pertains       to   a     completely

         different subject, namely sanction relating to a

         State Financial Corporation grant under the 15th

         Finance Commission scheme and a connected

         tender process. The subject matter, date, and

         sequence in the register conclusively establish
                            - 82 -
                                           NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         that no resolution bearing No.378 existed on

         09.02.2024.

   22.63. It is submitted that the numbering of resolutions

         is continuous and cannot be retrospectively

         altered without disturbing the entire sequence of

         entries. Therefore, the existence of Resolution

         No.378 on 19.07.2024 makes it impossible for

         another Resolution No.378 to have existed five

         months earlier on 09.02.2024. The absence of

         any entry corresponding to the alleged lease

         extension resolution in the official books, coupled

         with the production of a separate document

         before     the    Division           Bench    in    W.A.

         No.100488/2022,       leads     to    only   one   logical

         inference: that the document relied upon by the

         petitioners is fabricated.

   22.64. It is further submitted that production of such a

         document before a constitutional court amounts

         to a serious attempt to mislead the Court and to
                               - 83 -
                                               NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




         create an artificial foundation to defeat prior

         judicial orders. Such conduct, by its very nature,

         brings disrepute         to     the   office   held by    the

         petitioners and falls squarely within the meaning

         of disgraceful conduct under Section 41 of the

         Act.

   22.65. Learned Advocate General further submits that

         the doctrine of public trust is firmly embedded in

         constitutional jurisprudence. Public property is

         not owned in a proprietary sense by the State or

         the Municipality; it is held in trust for the benefit

         of the public at large. A Municipality, being an

         instrumentality of the State, is equally bound by

         this doctrine. Councillors are not mere political

         functionaries; they are custodians of municipal

         assets.   They   owe           fiduciary    duties   to   the

         institution and to the electorate. Their obligation

         is to safeguard public property, ensure lawful

         utilisation,   and       maximise          benefit   to   the
                           - 84 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         community. In the present case, instead of

         acting as trustees, the petitioners have acted in

         a manner that facilitates continued occupation of

         valuable municipal land by unauthorised persons.

   22.66. Such conduct, it is submitted, constitutes a clear

         breach of fiduciary duty. A fiduciary is expected

         to act in utmost good faith and in the interest of

         the beneficiary. Any action that confers private

         benefit at the expense of public interest is

         inconsistent with that obligation. The petitioners,

         by fabricating a resolution to extend rights of

         unauthorised occupants, have violated the trust

         reposed in them by the electorate.

   22.67. Learned Advocate General again invites attention

         to the judgment of the coordinate Bench in W.P.

         No.112012/2019. In that case, after tracing

         decades of litigation, this Court categorically held

         that the occupants of the cotton market property

         were unauthorised and had no legal right to
                                - 85 -
                                                 NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




         continue in possession. The Court emphasised

         that    public    property         cannot    be       allowed    to

         become the fiefdom of a few individuals and

         deprecated the prolonged occupation at nominal

         rent.

   22.68. In light of such categorical findings, it was

         incumbent        upon        the    Councillors       to   ensure

         enforcement of eviction and proper utilisation of

         the property for public benefit. Instead, the

         petitioners have facilitated the very occupants

         whose claims had been rejected by judicial

         orders. This conduct directly undermines the

         authority        of   judicial         determinations           and

         frustrates the purpose of earlier litigation.

   22.69. The fabricated resolution was placed before the

         Division    Bench       in      W.A.    No.100488/2022           to

         contend that the occupants had a subsisting right

         in   the    property.        Such      use   of   a    fabricated

         document to influence judicial proceedings is not
                            - 86 -
                                            NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         merely administrative impropriety but a grave

         act affecting the administration of justice itself.

   22.70. With regard to criminal proceedings, learned

         Advocate General submits that the seriousness of

         the allegations is reinforced by judicial scrutiny

         at multiple levels. The petitioners invoked the

         inherent jurisdiction of this Court under Section

         482 Cr.P.C. in Criminal Petition No.102611/2024

         seeking quashing of the FIR. By order dated

         19.12.2024, a coordinate Bench declined to

         interfere and recorded that there was strong

         prima facie material warranting investigation.

   22.71. The petitioners carried the matter to the Hon'ble

         Supreme     Court      by      filing   SLP    (Criminal)

         No.1616/2025. By order dated 06.02.2025, the

         Hon'ble   Supreme          Court   dismissed   the   SLP,

         observing that it found no reason to interfere

         under Article 136 of the Constitution. Thereafter,
                             - 87 -
                                               NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         investigation was completed and a charge sheet

         was filed before the competent criminal court.

   22.72. It is submitted that while the criminal trial will

         determine guilt, the existence of prima facie

         material    recognised        by     this   Court      and   not

         disturbed     by   the        Hon'ble       Supreme      Court

         establishes    that   the         allegations    are    neither

         baseless nor motivated. Administrative action

         under Section 41 does not require proof beyond

         reasonable     doubt;        it    requires     formation     of

         satisfaction based on credible material. The

         material available satisfies that threshold.

   22.73. Learned Advocate General further submits that

         the litigation over the cotton market property

         has spanned decades and has involved sustained

         efforts by successive municipal administrations

         to recover possession and protect public assets.

         The act of the petitioners, if permitted to stand,

         would undo years of institutional effort and
                                 - 88 -
                                                    NC: 2026:KHC-D:2244
                                             WP No. 101601 of 2025
                                         C/W WP No. 105810 of 2025

HC-KAR




         judicial intervention. It would signal that binding

         court orders can be neutralised through internal

         resolutions, thereby eroding public confidence in

         governance.

   22.74. The fiduciary relationship between a Councillor

         and the Municipality demands loyalty, integrity

         and    protection        of      institutional     interest.   By

         fabricating        a       resolution          and      enabling

         unauthorised occupants to assert rights contrary

         to    judicial     findings,        the      petitioners   have,

         according to the respondents, fundamentally

         breached that fiduciary obligation.

   22.75. It is submitted that such misconduct is not minor

         or technical; it strikes at the core of democratic

         accountability and public trust. Permitting the

         petitioners to continue in office despite such

         serious    allegations           would      expose     municipal

         property      to    further         risk     and     compromise

         institutional integrity. Therefore, removal under
                               - 89 -
                                               NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




          Section 41 is not excessive but proportionate and

          necessary     to    safeguard        public    interest      and

          uphold the rule of law.

   22.76. It   is   further   submitted        that     the   effect    of

          permitting the petitioners to continue in office,

          despite the serious allegations and material on

          record, would have far-reaching consequences

          not only for the Municipality but also for public

          administration as a whole.

   22.77. Firstly, it is contended that continuance in office

          would directly affect the protection of public

          property. The subject matter of the dispute

          concerns valuable municipal land, which has

          been the subject of prolonged litigation and

          repeated judicial scrutiny. If persons accused of

          fabricating a resolution relating to that very

          property are allowed to remain in decision-

          making      positions,       there   exists    a    real     and

          substantial apprehension that further steps may
                              - 90 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         be taken to regularise, legitimise or otherwise

         protect the interests of unauthorised occupants.

         The risk is not hypothetical; it arises from the

         very nature of the allegations.

   22.78. Secondly, it is submitted that public confidence

         in   local    self-government       would     be   severely

         eroded. An elected body functions on trust, trust

         reposed by the electorate that its representatives

         will act honestly, transparently and in accordance

         with   law.    If   serious     allegations   of   forgery,

         fabrication and misuse of municipal records are

         allowed to coexist with continued tenure in

         office, it would send a message that public office

         can be retained notwithstanding grave breaches

         of integrity. Such a perception damages the

         credibility of democratic institutions.

   22.79. Thirdly, it is argued that continuance in office

         may impede fair administration and enquiry.

         Councillors exercise influence over municipal
                                  - 91 -
                                                 NC: 2026:KHC-D:2244
                                              WP No. 101601 of 2025
                                          C/W WP No. 105810 of 2025

HC-KAR




         administration,         including       access    to    records,

         interaction with officers and participation in

         policy decisions. If individuals against whom

         allegations of document fabrication are pending

         continue to hold office, there exists a reasonable

         apprehension        of       interference       with    records,

         influence over subordinate officials, or shaping of

         subsequent resolutions to protect earlier acts.

         The   law    does        not       require   actual    proof   of

         interference; reasonable likelihood is sufficient to

         justify preventive action in public interest.

   22.80. Fourthly,   it    is    submitted       that    the   financial

         implications are significant. The cotton market

         property     is    a      municipal      asset    capable      of

         generating        substantial         revenue     if   properly

         developed or leased at market rates. Judicial

         findings have already recorded that for decades,

         nominal rent was paid, resulting in loss to the

         Municipality. Any            act that perpetuates such
                                  - 92 -
                                                    NC: 2026:KHC-D:2244
                                              WP No. 101601 of 2025
                                          C/W WP No. 105810 of 2025

HC-KAR




          occupation     or      delays       redevelopment         causes

          recurring    financial          injury.    If   the   petitioners

          remain in office, and if their conductd facilitated

          continuation of such occupation, the Municipality

          may continue to suffer economic loss, thereby

          affecting   civic      amenities          and   public   welfare

          projects.

   22.81. Fifthly, the doctrine of public trust requires that

          public property be managed in the best interest

          of the community. Trustees who have acted

          contrary     to     that         trust    cannot      insist   on

          continuation      in     office     pending      conclusion    of

          criminal trial, particularly when administrative

          action is supported by prima facie material.

          Public law remedies are preventive as much as

          corrective. The purpose of Section 41 is not

          merely to punish proved criminality but to

          maintain the dignity and integrity of municipal

          governance.
                              - 93 -
                                             NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




   22.82. It is further submitted that the injury is not

         confined to the Municipality alone. The electorate

         of   the    concerned           wards    is   entitled     to

         representation that is free from serious stigma

         affecting institutional integrity. While removal of

         an elected representative is indeed a serious

         matter,    the     law        equally   recognises       that

         continuance of a representative whose conduct

         prima facie undermines public confidence can be

         equally injurious to democratic functioning.

   22.83. The balance, therefore, is not between removal

         and individual hardship alone; it is between

         individual tenure and collective public interest.

         Where credible material indicates fabrication of

         municipal records, misuse of official documents

         and attempts to create rights contrary to judicial

         orders, the larger public interest in preserving

         institutional    credibility     and    protecting   public
                                 - 94 -
                                                 NC: 2026:KHC-D:2244
                                             WP No. 101601 of 2025
                                         C/W WP No. 105810 of 2025

HC-KAR




             property   outweighs          the   private   interest   of

             holding office.

      22.84. It is on this premise that the respondents

             contend that removal was necessary to prevent

             further damage, to restore public confidence, to

             protect municipal assets from further misuse,

             and to ensure that governance proceeds in

             accordance with law. Continuance in office in the

             face of such allegations would, according to the

             respondents, compound institutional harm and

             undermine the very democratic values which the

             Constitution seeks to protect.

      22.85. Learned Advocate General therefore submits that

             both the Writ Petitions be dismissed.


23.    Sri   Harsh   Desai,    learned       counsel   appearing      for

       Respondent No.4 - Municipal Council, submitted as

       follows:
                            - 95 -
                                           NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




   23.1. He advances detailed submissions placing the

         entire historical and legal background of the

         Wakharsal     property        before   this    Court   to

         demonstrate the gravity of the matter and the

         context in which the impugned action has been

         taken.

   23.2. The Wakharsal property is not an ordinary parcel

         of land but a prime municipal asset situated in

         the   very    heart   of     Gadag     City,   measuring

         approximately 34 acres and 32 guntas. The land

         was originally acquired as early as 26.03.1896

         by the then Government of Bombay for the

         specific public purpose of establishing a cotton

         market. On 06.11.1896, 54 plots were allotted

         on lease through public auction to traders. Thus,

         from inception, the property was meant to serve

         a public commercial purpose under regulated

         conditions.
                               - 96 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




   23.3. Over time, the original cotton market became

         dilapidated.      The      Agricultural    Produce   Market

         Committee        (APMC)        established    a   new   and

         modern cotton market, to which most traders

         shifted. However, certain persons continued to

         occupy the old market premises located in the

         central and commercially valuable area of Gadag

         City. Despite repeated efforts by the Council to

         relocate them and recover possession, these

         occupants remained in occupation in violation of

         lease conditions. It is submitted that many of

         them had sublet the premises to third parties

         without       authority,      thereby     compounding   the

         illegality.

   23.4. At the request of the tenants, lease extensions

         were granted from time to time, with enhanced

         rent, and a final extension was granted up to

         30.06.1992. Upon expiry of the lease, they were

         bound to vacate. However, they failed to do so,
                               - 97 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




         compelling the Council to initiate litigation. A suit

         in O.S. No.218/1988 was filed. In the First

         Appeal in R.A. No.42/1990, it was categorically

         held that the occupants were not permanent

         tenants and were liable to pay rent. The decision

         was upheld in the Second Appeal in R.S.A.

         No.40/1994 and ultimately confirmed by the

         Hon'ble Supreme Court on 14.03.1996. Thus, the

         status of the occupants as unauthorised after

         expiry of lease stood conclusively determined.

   23.5. Despite     final     adjudication,      the    occupants

         continued       in            unauthorised     possession.

         Proceedings under the Public Premises (Eviction

         of Unauthorised Occupants) Act culminated in an

         eviction order dated 03.03.2004 directing them

         to vacate. Appeals against the eviction order

         were dismissed on 19.12.2005. A writ petition in

         W.P. No.474/2006 was filed but withdrawn on

         11.03.2013. Even thereafter, the occupants did
                            - 98 -
                                           NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         not vacate, compelling issuance of a Government

         Order dated 10.11.2014 directing eviction.

   23.6. Yet another round of litigation ensued in W.P.

         No.112012/2019, which was dismissed by a

         coordinate Bench of this Court with strong

         observations regarding misuse of public property

         and violation of the doctrine of public trust. The

         conduct of the occupants was deprecated. Thus,

         over nearly three decades, the occupants have

         consistently failed in judicial proceedings and

         have been held to have no right to remain in

         possession.

   23.7. It is in this factual backdrop that the alleged

         Resolution No.378 dated 09.02.2024 assumes

         significance. During the writ appeal filed by the

         unauthorised occupants, a document purporting

         to be such resolution was produced to contend

         that   the    Council      had   extended   lease   and

         recognised their continued occupation. Learned
                               - 99 -
                                              NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




         counsel submits that this document is not borne

         out by official municipal records. The resolution

         register does not contain any such entry on

         09.02.2024. The only Resolution No.378 in the

         records pertains to an entirely different subject

         and was passed on 19.07.2024 relating to a

         financial grant and tender process.

   23.8. The sequential nature of resolution numbering

         makes it impossible for two resolutions bearing

         the same number to exist on different dates for

         different subjects. The absence of the alleged

         resolution in statutory records, coupled with the

         existence of Resolution No.378 on 19.07.2024 on

         a distinct subject, establishes that the document

         relied   upon   is      fabricated.     Learned   counsel

         categorically submits that the Commissioner has

         denied signing the disputed document and that

         his signature has been forged with the intention
                             - 100 -
                                          NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         of deceiving this Court and conferring advantage

         upon the unauthorised occupants.

   23.9. Learned   counsel       reiterates    that   the    alleged

         resolution does not exist in the records either by

         date or by subject. The official minutes and

         registers maintained under statutory mandate do

         not reflect any such decision of the Council.

         Therefore,   the     document        produced      in   W.A.

         No.100488/2022 is wholly unauthorised.

   23.10. He submits that the proceedings under Section

         41 of the Karnataka Municipalities Act, 1964

         have been conducted strictly in accordance with

         law. Notice was issued. Opportunity was granted.

         Explanation was received and considered. The

         Regional Commissioner applied the principles laid

         down in Ravi Yashwant Bhoir and passed a

         reasoned order. The statutory requirement is to

         seek explanation and consider it; it does not

         require a full-fledged criminal trial. The authority
                            - 101 -
                                            NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         has    complied   with       the   mandate    of    natural

         justice.

   23.11. It is contended that the conduct attributed to the

         petitioners,    namely fabrication of a municipal

         resolution,     forging      the      signature    of   the

         Commissioner, and producing such document

         before a constitutional court , amounts to grave

         and disgraceful conduct. Disgraceful conduct in

         public office is not confined to minor impropriety;

         it includes conduct that brings disrepute to the

         institution, undermines judicial authority, and

         violates fiduciary duty to the public.

   23.12. Shri Desai submits that Councillors are trustees

         of municipal property. When they act contrary to

         the interests of the Council and seek to create

         rights in favour of persons whose claims have

         been repeatedly rejected by courts, they breach

         that   trust.   Such        conduct    is   fundamentally

         incompatible with continuation in public office.
                                   - 102 -
                                                  NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




      23.13. He    further    submits          that   permitting       such

            Councillors      to    continue      would     have      serious

            institutional consequences. It would undermine

            enforcement       of     judicial    orders,    compromise

            protection of valuable public property, and erode

            public confidence in local self-government. He

            also     reiterates         that     removal        in     such

            circumstances is not punitive excess but a

            necessary step to preserve the integrity of

            municipal administration and to ensure that

            public assets are not misused.

      23.14. Therefore, he submits that the order of the

            Regional Commissioner is lawful, proportionate,

            and justified in public interest, and that this

            Court ought not to interfere in exercise of its writ

            jurisdiction.

24.    Heard   Sri.K.N.Phanindra,           Learned    Senior        Counsel

       appearing    for   Sri.Mrutyunjaya         S.Hallikeri,       learned

       counsel for the petitioner, Sri.Shashi Kiran Shetty,
                             - 103 -
                                         NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




      learned Advocate General appearing for the State

      along with Sri.Gangadhar.J.M., learned Addl. Advocate

      General for respondents No.1 to 3 and Sri.Harsh

      Desai, learned counsel for respondent No.4. Perused

      papers.



25.   The points that would arise for consideration are:


      25.1. Whether    the   impugned  order   dated
            27.02.2025    passed  by  the   Regional
            Commissioner under Section 41 of the
            Karnataka Municipalities Act, 1964 is
            vitiated for non-compliance with the
            principles of natural justice, including
            denial of reasonable opportunity and
            absence of a full-fledged enquiry as
            contemplated in law?

      25.2. Whether removal of an elected Councillor
            under Section 41 of the          Karnataka
            Municipalities Act, 1964 can be sustained
            solely   on   the   basis  of   allegations,
            registration of FIR, and filing of charge-
            sheet, in the absence of a conviction or
            proved misconduct?

      25.3. Whether the alleged acts attributed to the
            petitioners, relating to the passing and use
            of Resolution No.378 dated 09.02.2024,
            constitute "misconduct" or "disgraceful
                         - 104 -
                                     NC: 2026:KHC-D:2244
                                  WP No. 101601 of 2025
                              C/W WP No. 105810 of 2025

HC-KAR




         conduct" within the meaning and scope of
         Section 41 of the Karnataka Municipalities
         Act, 1964?

     25.4. Whether the Regional Commissioner, while
           exercising quasi-judicial powers under
           Section 41 of the Karnataka Municipalities
           Act, 1964, was required to conduct a
           detailed enquiry with framing of specific
           charges, examination of witnesses, and
           consideration of defence evidence, in light
           of the law laid down by the Hon'ble
           Supreme Court?

     25.5. Whether the impugned order of removal
           suffers from arbitrariness, mala fides,
           colourable exercise of power, or extraneous
           considerations, particularly having regard
           to the timing of the order vis-à-vis the
           scheduled election to the posts of President
           and Vice-President of the City Municipal
           Council?

     25.6. Whether     the   drastic  consequence   of
           removal and consequential disqualification
           of the petitioners is disproportionate and
           unsustainable in law, having regard to the
           constitutional       mandate     protecting
           democratic local self-government and the
           rights of the electorate?

     25.7. Whether the notification dated 29.07.2024
           appointing an Administrator to the City
           Municipal Council, Gadag-Betageri, is valid
           and in accordance with Sections 3 and 315
           of the Karnataka Municipalities Act, 1964?
                              - 105 -
                                            NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




      25.8. What order?

26.   I answer the above points as follows:

27.   Answer to Point No.1: Whether the impugned
      order dated 27.02.2025 passed by the Regional
      Commissioner under Section 41 of the Karnataka
      Municipalities Act, 1964 is vitiated for non-
      compliance with the principles of natural justice,
      including denial of reasonable opportunity and
      absence     of  a    full-fledged   enquiry     as
      contemplated in law?

      27.1. Section 41 of the Karnataka Municipalities Act,

           1964, reads as under:

             41. Liability to removal from office.--

            (3)   The Government, if it thinks fit on the
                  recommendation of the municipal council, may
                  remove any councillor elected under this Act,
                  and after such enquiry as it deems necessary,
                  if such councillor has been guilty of misconduct
                  in the discharge of his duties, or of any
                  disgraceful conduct, or has become incapable
                  of performing his duties as a councillor.

                  [Provided that no Councillor shall be removed
                  except after being afforded an opportunity for
                  submitting an explanation.]


            (4)   When under sub-section (10) of section 42 any
                  person is removed from the office of president
                  or vice-president for misconduct in the
                  discharge of his duties, he shall, from the date
                  of such removal cease to be a councillor and
                  shall be deemed to have been removed from
                  the office of councillor under sub-section (1).
                                - 106 -
                                             NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




     27.2. A   persual   of    Section      41    indicates     that   it

           prescribes two essential requirements: (1) an

           enquiry; and (2) reasonable opportunity to show

           cause. The statute does not prescribe the exact

           procedure to be followed, including whether

           witnesses must be examined, whether cross-

           examination must be permitted, or whether

           formal charges must be framed. The nature and

           extent of the inquiry must be commensurate

           with the facts and circumstances of each case.

     27.3. The   expression        "reasonable      opportunity"       is

           relative   and     contextual.    It   does    not    mean

           unlimited opportunity or opportunity to prolong

           proceedings      indefinitely.    What    is   reasonable

           must be determined having regard to:


         27.3.1. The nature and gravity of the allegations.

         27.3.2. The evidence available on record.

         27.3.3. The urgency of the situation.
                             - 107 -
                                                 NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         27.3.4. The   conduct        of   the    person    proceeded

                 against.

         27.3.5. The public interest is involved.


     27.4. Reasonable opportunity must depend on the

           facts and circumstances of each case. It is not

           possible to lay down any rigid rule or principle of

           universal   application.        Reasonable      opportunity

           does not mean an elaborate inquiry. It means

           adequate opportunity having regard to the facts

           and circumstances of the case.



     27.5. The facts demonstrate that the petitioners were

           afforded multiple opportunities:



           -   31.01.2025: First notice was issued calling

               upon the petitioners to show cause and

               submit explanation regarding allegations of

               forgery and misconduct;
                             - 108 -
                                          NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         -   Petitioners'       allegation:     Notice     dated

             31.01.2025 was served only on 06.02.2025,

             hence insufficient time was given. However,

             this   delay     was      beyond   the      Regional

             Commissioner's control as it was caused by

             the notice delivery mechanism;



         -   07.02.2025: A second notice was issued

             fixing 13.02.2025 at 11:00 a.m. for personal

             hearing. The petitioners were called to appear

             with all documents;

         -   13.02.2025:         The    petitioners   appeared

             personally before the Regional Commissioner.

             An order was passed removing them. This

             order was challenged in WP No. 101414/2025;



         -   24.02.2025: WP No. 101414/2025 was partly

             allowed. The original order of 13.02.2025 was

             quashed, and liberty was granted to the
                              - 109 -
                                                NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




             petitioners     to        submit     their     reply     by

             27.02.2025 by 3:00 p.m.;



         -   12.02.2025:          The     Division    Bench,        while

             disposing of WA No. 100124/2025, observed

             that the appellants (petitioners herein) are at

             liberty    to    impress       upon      the     Regional

             Commissioner about the binding nature of

             Ravi Yashwant Bhoir while conducting the

             enquiry;



         -   27.02.2025: The petitioners submitted their

             detailed written reply by 3:00 p.m. thereafter,

             the   Regional       Commissioner        considered      all

             materials and passed the impugned order.


     27.6. This chronology demonstrates that far from

         denying reasonable opportunity, the Regional

         Commissioner afforded the petitioners not one,

         but    multiple     opportunities.          The    petitioners
                                - 110 -
                                            NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




           appeared personally, made oral submissions, and

           filed written submissions.

     27.7. This case involves allegations of forgery, the

           most serious form of misconduct. The evidence is

           not based on oral testimony or matters of

           interpretation, but on documentary evidence that

           is virtually conclusive:

         27.7.1. The Municipal Council's official records do

                 not   contain      Resolution   No.   378   dated

                 09.02.2024 on the face of the resolution

                 register;

         27.7.2. The     Municipal         Commissioner       has

                 categorically and persistently stated that he

                 never signed the alleged resolution and

                 that his signature has been forged;

         27.7.3. The resolution document produced by the

                 petitioners bears obvious irregularities on

                 its   face,       wrong    format,     suspicious

                 signatures, absence in official records;
                              - 111 -
                                               NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         27.7.4. This Court, in WP No. 112012/2019, had

                passed      clear       orders        regarding     the

                Wakharsal property directing eviction of

                unauthorized occupants;

         27.7.5. The    alleged    resolution       directly   violates

                those court orders;

         27.7.6. This court, vide order dated 19.12.2024 in

                Cri. Petition No. 102611/2024, declined to

                quash the criminal proceedings, observing

                that there is "strong prima facie material to

                proceed against the petitioners";

         27.7.7. The Hon'ble Supreme Court, by order dated

                06.02.2025         in     SLP         (Criminal)    No.

                1616/2025,        dismissed         the    petitioners'

                challenge to the criminal proceedings.

         27.7.8. When     evidence        is     of     this   nature,

                documentary,           objective,       and    virtually

                conclusive,       elaborate      examination       and

                cross-examination of witnesses becomes
                               - 112 -
                                                NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




                 unnecessary.


   27.8. The principles of natural justice are flexible and

         not rigid. They must be adapted to the context

         and circumstances of each case. The rules of

         natural justice are not embodied rules. What

         particular rule of natural justice should apply to a

         given case must depend to a great extent on the

         facts    and   circumstances           of   that     case,    the

         framework of the law under which the enquiry is

         held and the constitution and rules of the body of

         persons appointed for that purpose.

   27.9. The aim of rules of natural justice is to secure

         justice or     to    put       it   negatively,    to   prevent

         miscarriage of justice. These rules can operate

         only in areas not covered by any law validly

         made.     They      do    not       supplant   the      law   but

         supplement it.

   27.10. The petitioners contend that the Division Bench
                             - 113 -
                                         NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




           in WA No. 100124/2025 directed a "full-fledged

           enquiry"     which   was   not   conducted.   This

           contention requires careful analysis.

   27.11. The Division Bench merely observed that the

           appellants are at liberty to impress upon the

           Regional Commissioner about the binding nature

           of Ravi Yashwant Bhoir while conducting the

           enquiry. The Division Bench did not prescribe

           any specific procedure or mandate that witnesses

           be examined on oath or that a mini-trial be

           conducted.

   27.12. The Regional Commissioner has complied with

           the Division Bench's direction by:


         27.12.1. Issuing notices to the petitioners;

         27.12.2. Affording them opportunity to file written

                  submissions;

         27.12.3. Hearing them personally;

         27.12.4. Considering their explanations in light of
                               - 114 -
                                                 NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




                  the    Principles       laid      down      in        Ravi

                  Yashwant Bhoir;

         27.12.5. Examining the documentary evidence;

         27.12.6. Passing a detailed reasoned order.



   27.13. This constitutes substantial compliance with the

           Division Bench's direction and the requirements

           of natural justice.

   27.14. The petitioners have relied on the argument that

           the   resolution    was      "validly     passed        by    the

           Council" and that "possession certificates were

           issued by the council." However, this defence is

           contradicted by:


         27.14.1. The Council's official records which do not

                  show        any       such       resolution       dated

                  09.02.2024;

         27.14.2. The categorical denial by the Municipal

                  Commissioner;
                               - 115 -
                                                   NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         27.14.3. The   absence         of    any     minutes       of    any

                   meeting     where          such     resolution         was

                   allegedly passed;

         27.14.4. The    obvious             irregularities        in     the

                   document;

         27.14.5. The fact that when other council members

                   were questioned, they denied that any

                   such resolution was passed.



   27.15. When the defence is patently untenable and

           contradicted by contemporaneous documentary

           evidence,    the     need         for     elaborate          cross-

           examination is eliminated.

   27.16. When the evidence is clear and unambiguous,

           and the defence is untenable, the enquiry can be

           brief   without    violating       principles      of    natural

           justice.

   27.17. From the above, it is clear that:
                                - 116 -
                                                  NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         27.17.1. The    petitioners            were     afforded       a

                  reasonable opportunity to show cause

                  against their removal;

         27.17.2. Multiple occasions were provided to the

                  petitioners to explain their conduct;

         27.17.3. The        enquiry          was     adequate      and

                  appropriate,           having     regard     to   the

                  documentary nature of the evidence;

         27.17.4. The principles of natural justice have been

                  substantially complied with;

         27.17.5. The   absence          of    elaborate     procedural

                  safeguards (like examination of witnesses)

                  is not a violation of natural justice given

                  the nature of the evidence;

         27.17.6. The impugned order is NOT vitiated for

                  non-compliance with principles of natural

                  justice.

   27.18. I answer point No.1 by holding that the

           impugned order is not vitiated for alleged
                               - 117 -
                                                NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




            non-compliance          with        the     principles   of

            natural   justice,      infact      the     principles   of

            natural justice have been complied with by

            the Regional Commissioner.


28.    Answer to Point No. 2 -- Whether removal of an
       elected councillor under section 41 of the
       Karnataka Municipalities Act, 1964 can be
       sustained solely on the basis of allegations,
       registration of FIR, and filing of charge-sheet, in
       the absence of a conviction or proved
       misconduct?

      28.1. The learned Senior Counsel for the petitioners

            submitted that:

         28.1.1.   There is only a complaint filed, which

                   resulted in registration of FIR and filing of

                   charge-sheet.           Until        the    criminal

                   proceedings are completed, it cannot be

                   said   that          there      is   any    "proved

                   misconduct";

         28.1.2.   The petitioners cannot be said to be guilty

                   of any offence merely on the registration
                              - 118 -
                                           NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                   of a FIR and filing of a charge-sheet. At

                   the most, they are "accused" and not

                   "convicts";

         28.1.3.   Until the trial is completed, the petitioners

                   are deemed to be innocent until proven

                   guilty. The allegation against them would

                   not amount to       misconduct warranting

                   initiation of removal proceedings under

                   Section 41 of the KMA;

         28.1.4.   Under Section 41(1)(d), there has to be

                   "proved misconduct" for removal of an

                   elected member. At present, there is only

                   a complaint and charge-sheet;

         28.1.5.   Removal       of    membership     of     the

                   Municipality under Section 41 has long-

                   term effect, as under Clause (c) and (f) of

                   Subsection (1) of Section 16 of the KMA, a

                   person        removed      would        suffer

                   disqualification not only for the present
                              - 119 -
                                             NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                   term but also for being chosen in the next

                   election until expiry of four years from the

                   date of such removal.


   28.2. The learned Advocate General submitted that:


         28.2.1.   Criminal conviction is not a prerequisite

                   for disciplinary action. The misconduct can

                   be proved by documentary evidence on

                   the preponderance of probabilities, which

                   is a lower standard than the criminal

                   standard of         proof "beyond reasonable

                   doubt";

         28.2.2.   The allegations against the petitioners are

                   not   merely         allegations.        They      are

                   allegations         supported       by        virtually

                   conclusive    documentary         evidence.        The

                   resolution    does      not     exist    in     official

                   records. The signature is forged. This is

                   not a matter of opinion but fact;
                                - 120 -
                                                NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         28.2.3.   The        criminal          proceedings        and

                   administrative            proceedings           are

                   independent. The pendency of criminal

                   proceedings does not bar administrative

                   action;

         28.2.4.   The documentary evidence in the present

                   case      establishes     misconduct       beyond

                   doubt. The criminal courts have not found

                   the    allegations      to     be   frivolous    or

                   untenable, they have declined to quash

                   the proceedings;

         28.2.5.   In matters of public employment and

                   removal of elected representatives, the

                   administrative authority need not wait for

                   criminal conviction to act. In fact, waiting

                   would allow the person to continue in

                   office and cause further harm;

         28.2.6.   The        petitioners'         own        conduct

                   demonstrates misconduct. They produced
                             - 121 -
                                                NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                 the forged document before this Court in

                 WA No. 100488/2022 in an attempt to

                 mislead the Court.


   28.3. The     petitioners'     argument        is   based    on    a

         fundamental        confusion           between        criminal

         proceedings      and     administrative         proceedings.

         These are two distinct types of proceedings with

         different objectives, different standards of proof,

         and different consequences.

   28.4. In P. Vijayan v. State of Kerala, the Hon'ble

         Supreme Court held that the principles applicable

         to criminal prosecution are not identical to the

         principles applicable to disciplinary proceedings.

         The standard of proof in criminal cases is

         'beyond        reasonable         doubt',     whereas       in

         disciplinary     cases       it   is   'preponderance       of

         probabilities'. Further, disciplinary action can be

         taken    based     on    evidence        even    if   criminal
                                  - 122 -
                                                NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




           prosecution fails.

   28.5. Administrative action and criminal action are

           independent streams. The pendency of criminal

           proceedings does not bar administrative action.

           In      fact,   it    may       be   necessary   to   take

           administrative action in the public interest even

           while criminal proceedings are pending.

   28.6. The petitioners argue that the misconduct is not

           "proved" but merely "alleged". This argument is

           factually incorrect. The misconduct is established

           by the following evidence:



         28.6.1.     The official resolution register of the City

                     Municipal Council, produced before this

                     Court, does not contain any Resolution

                     No. 378 dated 09.02.2024 relating to

                     extension of Wakharsal property lease;

         28.6.2.     The        Municipal       Commissioner     has

                     consistently and categorically stated that
                              - 123 -
                                              NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                   he never signed the alleged resolution and

                   that his signature has been forged;

         28.6.3.   No minutes of any council meeting on

                   09.02.2024          show   passage    of    such

                   resolution;

         28.6.4.   The   resolution      document     itself   bears

                   obvious irregularities on its face, wrong

                   format,    suspicious       signatures,     serial

                   number irregularities;

         28.6.5.   Resolution No. 378 that actually exists

                   was passed on 19.07.2024 (five months

                   later) relating to an entirely different

                   matter, SFC grant under 15th Financial

                   Scheme;

         28.6.6.   The petitioners themselves produced this

                   forged resolution before this Court in WA

                   No. 100488/2022, attempting to mislead

                   the Court regarding legal rights of the

                   unauthorised occupants;
                               - 124 -
                                                  NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




   28.7. This   Court,   in      WP       No.        112012/2019,        had

         categorically        directed            the        eviction      of

         unauthorised         occupants               from         Wakharsal

         property. The alleged resolution directly violates

         those orders.

   28.8. This is not a case of allegation based on oral

         testimony or circumstantial evidence. This is a

         case    where         forgery          is      established        by

         documentary      evidence.             The      term       "proved"

         means established by reliable evidence. The

         evidence   in   the            present       case    is     reliable,

         objective, and documentary.

   28.9. In administrative law, the standard of proof is

         the "balance of probabilities" or "preponderance

         of probabilities", not "beyond reasonable doubt"

         as in criminal law. Laxmibai v. Collector of

         Belgaum, which was extensively cited by the

         petitioners' counsel, makes this point clear.
                                 - 125 -
                                                 NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




   28.10. The preponderance of probabilities test requires

           that the evidence in support of the allegation

           must outweigh the evidence against it. In the

           present      case,      the      documentary      evidence

           overwhelmingly establishes the allegations of

           forgery. The petitioners have not produced any

           credible evidence to the contrary. In fact, they

           have   not     even     seriously     disputed    the     core

           allegations.

   28.11. The petitioners argue that criminal proceedings

           are pending, hence administrative action should

           be deferred. This argument is unsustainable for

           several reasons:

         28.11.1. The investigation and trial of criminal

                  cases     can           take   several    years.     If

                  administrative action had to be deferred

                  until criminal proceedings conclude, it

                  would mean allowing the wrongdoer to

                  continue in office for years despite proved
                              - 126 -
                                                 NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




                   misconduct;

         28.11.2. The Municipal Commissioner's allegation

                   that the petitioners forged his signature is

                   a serious matter affecting the credibility

                   and integrity of municipal administration.

                   If the petitioners are allowed to continue

                   in office while the criminal proceedings

                   drag    on,    it     would    undermine      public

                   confidence in municipal administration;

         28.11.3. Criminal proceedings aim at punishing

                   crime. Administrative proceedings aim at

                   removing a person from public office if

                   found unfit to hold that office. These

                   objectives are independent;



   28.12. Disciplinary action against an employee can be

           taken   based     on        evidence    even   if   criminal

           proceedings are pending or have failed. The

           standard of proof is different, the objective is
                             - 127 -
                                             NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         different,   and      the     pendency      of   criminal

         proceedings is not a bar to disciplinary action.

   28.13. Taking   administrative      action    (removal    from

         office) does not prejudice the criminal trial. The

         petitioners will still have full opportunity to

         defend themselves in the criminal case;

   28.14. A Co-ordinate bench of this court, vide order

         dated 19.12.2024, declined to quash the criminal

         proceedings. The Hon'ble Supreme Court, vide

         order     dated       06.02.2025,       dismissed      the

         petitioners' SLP against that order without any

         disapproval of the Co-ordinate bench's finding.



   28.15. The    petitioners    rely    on    the   principle    of

         "presumption of innocence" to argue that they

         should not be removed from office pending

         criminal trial. This argument misunderstands the

         scope of that principle.

   28.16. The "presumption of innocence" is a principle of
                                 - 128 -
                                                     NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




           criminal     jurisprudence.          It    means    that    in   a

           criminal trial, the burden is on the prosecution to

           prove      guilt   beyond       reasonable         doubt.    The

           accused      is    presumed          innocent    until     proved

           guilty.

   28.17. However, the presumption of innocence does not

           mean:

         28.17.1. That a person cannot be removed from

                     office based on allegations supported by

                     evidence;

         28.17.2. That a person must be allowed to continue

                     in public office pending criminal trial;

         28.17.3. That administrative proceedings must be

                     frozen pending criminal proceedings.




   28.18. The        circumstances         of        the   present      case

           demonstrate         why        immediate        administrative

           action was necessary and justified:

   28.19. The petitioners had forged a resolution in their
                           - 129 -
                                        NC: 2026:KHC-D:2244
                                    WP No. 101601 of 2025
                                C/W WP No. 105810 of 2025

HC-KAR




         capacity as elected representatives and used

         their office to issue illegal possession certificates.

         This is a serious abuse of office;

   28.20. The petitioners' forged resolution and illegal

         possession certificates have caused substantial

         harm     to    the     Municipality.   Unauthorised

         occupants have obtained documents that they

         might try to use to claim rights over valuable

         municipal property;



   28.21. By forging a resolution contrary to this Court's

         orders in WP No. 112012/2019, the petitioners

         have shown contempt for judicial authority;



   28.22. If the petitioners were allowed to continue in

         office pending criminal trial, there was danger

         that they might forge further documents, issue

         further illegal certificates, or cause further harm;
                                - 130 -
                                                   NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




   28.23. Elected office is not an ordinary job. It is a trust

          to represent the people and protect municipal

          interests. Once that trust is broken, removal is

          necessary;

   28.24. Public confidence in municipal administration

          requires that persons guilty of such serious

          misconduct be removed immediately.

   28.25. The petitioners correctly state that they are

          "accused" but not "convicts" in the criminal case.

          However,      this    does      not      shield    them      from

          administrative         action.        For        administrative

          purposes and removal from public office, a

          person    need       not       be     convicted.      Evidence

          supporting the charge is sufficient. The criminal

          status   of    the     person       is     not    relevant    for

          administrative action.


     28.26. Disciplinary action against a public servant or

            statutory office-bearer is legally distinct and
                             - 131 -
                                            NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




           independent from criminal prosecution. The

           two proceedings operate in different fields,

           are governed by different standards, and

           serve different purposes.


     28.27. In   criminal   proceedings,        the   prosecution

           must     establish      guilt   beyond     reasonable

           doubt. The object is to determine criminal

           liability and impose penal consequences. In

           contrast,      disciplinary     or     administrative

           proceedings       are       concerned       with    the

           suitability of a person to continue in public

           office   and     with      maintaining     institutional

           integrity. The standard of proof in such

           proceedings is based on preponderance of

           probabilities and formation of reasonable

           satisfaction on available material.


     28.28. It is well settled that even if a person is

           acquitted in a criminal case, such acquittal
                             - 132 -
                                           NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




           does   not     automatically      entitle    him    to

           reinstatement or continuation in service or

           office if disciplinary proceedings have already

           resulted in a finding of misconduct. An

           acquittal may occur for various reasons,

           including benefit of doubt or failure to meet

           the strict criminal standard of proof. That

           does not erase the findings recorded in

           administrative        proceedings         based    on

           independent assessment of material.


     28.29. Therefore,    the         pendency   of     criminal

           proceedings, or even a future               acquittal,

           would not render the action taken under

           Section   41      invalid,     provided     that   the

           statutory authority has independently applied

           its mind and reached a conclusion on the

           basis of material available before it.


     28.30. The removal under Section 41 is not founded
                                - 133 -
                                                 NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




           solely on the existence of an FIR or charge

           sheet.    It   is      based       on    examination       of

           municipal      records,          discrepancy        in    the

           resolution register, denial of signature by the

           Commissioner, and overall conduct of the

           petitioners.    The           criminal      case   and    the

           administrative          action        are     parallel    but

           independent. The validity of one does not

           automatically depend upon the outcome of

           the other.




   28.31. The    petitioners       raise      the      consequence     of

         disqualification under Section 16 of the KMA as a

         reason why removal should not be allowed. The

         Court      appreciates            the      gravity     of    the

         consequence. However, grave consequences do

         not excuse grave misconduct. In fact, they

         highlight the need to remove from office persons

         guilty of serious misconduct.
                                - 134 -
                                                NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




   28.32. The disqualification that follows removal from

          elected     office      is     undoubtedly          a   serious

          consequence. It affects not only the individual

          concerned but also his future participation in the

          democratic process. However, the seriousness of

          the consequence cannot be used as a ground to

          shield misconduct. On the contrary, when the

          statutory    scheme          provides      for    removal    and

          consequential        disqualification,       it   reflects   the

          legislative intent that only persons who maintain

          the integrity and dignity of the office should be

          permitted     to     hold      it.   The     gravity    of   the

          consequence, therefore, calls for careful scrutiny

          of the allegations, not leniency towards proven

          or prima facie established misconduct.


   28.33. It is equally true that elections and public office

          confer legitimacy through the mandate of the

          people. But that mandate is not a licence for
                               - 135 -
                                              NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




            abuse. Democratic office is not an immunity

            against accountability. If elected representatives

            are found to have engaged in dishonest or

            fraudulent conduct affecting public property or

            institutional integrity, the law must respond

            firmly. Otherwise, public office would become a

            shield   behind    which      misconduct    could   be

            perpetuated.


   28.34. The seriousness of disqualification thus cuts both

            ways. It demands strict procedural fairness

            before removal, but it also demands that serious

            breaches of trust be dealt with decisively. To

            hold otherwise would dilute the very purpose of

            statutory safeguards designed to protect public

            institutions and public confidence.

   28.35. From the above it is clear that:

         28.35.1. Removal of an elected councillor CAN be

                 sustained      on      the   basis    of   proved
                                 - 136 -
                                                  NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




                  misconduct without requiring a criminal

                  conviction;

         28.35.2. The misconduct in the present case is

                  proved by documentary evidence on the

                  preponderance of probabilities;

         28.35.3. The pendency of criminal proceedings is not

                  a bar to administrative action;

         28.35.4. The standard of proof in administrative

                  proceedings        is   lower     than   in   criminal

                  proceedings;

         28.35.5. Public    interest          requires      immediate

                  administrative          action,    not    deferment

                  pending criminal trial;

         28.35.6. The consequences of disqualification do not

                  excuse the misconduct but emphasise the

                  need for removal.



   28.36. I answer Point No.2 by holding that the

            removal of an elected Councillor can be
                             - 137 -
                                             NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




           sustained based on proved misconduct in

           the absence of a criminal conviction. In the

           present case, the misconduct is proved.



29.   Answer to point No. 3 -- Whether the alleged
      acts attributed to the petitioners, relating to the
      passing and use of resolution No.378 dated
      09.02.2024,     constitute     "misconduct"      or
      "disgraceful conduct" within the meaning and
      scope    of   Section   41    of  the    Karnataka
      Municipalities Act, 1964?

      29.1. The learned Senior Counsel for the petitioners

           submits that:

         29.1.1. The    alleged       acts   do   not     constitute

                 "misconduct" or "disgraceful conduct". The

                 resolution was purportedly passed by the

                 entire Council. If any misconduct occurred,

                 it was collective, not individual;



         29.1.2. The resolution relates to extension of lease

                 of    Wakharsal       properties.      This   is   a

                 substantive      policy     matter      on    which
                               - 138 -
                                            NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




                 reasonable people can differ. It is not

                 criminal    conduct     but   merely   a    policy

                 decision;

         29.1.3. The petitioners' conduct in passing the

                 resolution, if it occurred, was in accordance

                 with applicable law and procedure. The

                 Council has the power to extend leases.

                 The majority of the Council decided to

                 extend the lease with renewed rental terms

                 as per      market     conditions. This    is   not

                 misconduct;

         29.1.4. The petitioners did not act for personal gain

                 but in the interest of the Municipality. The

                 extended      lease     would   have       brought

                 renewed rental income to the Municipality;

         29.1.5. The allegation that the signature of the

                 Commissioner is forged is a matter that has

                 to be decided in the criminal court. In the
                             - 139 -
                                           NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                absence of such decision, the petitioners

                cannot be removed;

         29.1.6. The   petitioners'    actions    in   relation    to

                Wakharsal      property     are    not     "in    the

                discharge of duties as councillors" in a

                manner that warrants removal. The acts

                are at most breaches of contract or civil

                disputes,    not      criminal    or     disgraceful

                conduct.

   29.2. The learned Advocate General submitted that:

         29.2.1. The acts clearly constitute misconduct and

                disgraceful conduct. Forgery of documents,

                forging of signatures, and fabrication of

                resolutions are among the gravest forms of

                misconduct;

         29.2.2. The petitioners cannot hide behind the

                argument that it is "collective decision".

                The resolution itself does not exist. If it
                              - 140 -
                                             NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                does   not    exist,    there   is   no    collective

                decision, only collective fraud;

         29.2.3. The alleged resolution is not a matter of

                policy difference. It is a forged document.

                This is not a difference of opinion but

                dishonesty;

         29.2.4. The conduct of the petitioners, forging

                documents,        forging    signatures,       issuing

                illegal possession certificates, is per se

                disgraceful. It cannot be characterised as

                an honest policy difference;

         29.2.5. The conduct violates the trust reposed in

                elected          representatives.              Elected

                representatives        are   trustees     of    public

                property. By forging documents to benefit

                unauthorised       occupants,    the      petitioners

                have betrayed that trust.

         29.2.6. The conduct violates court orders. This

                Court, in WP No. 112012/2019, had clearly
                              - 141 -
                                               NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                directed     the       eviction     of    unauthorised

                occupants. The forged resolution is a direct

                affront to that court order;

         29.2.7. The conduct is "in the discharge of duties

                as    councillors"        because         the     alleged

                resolution     purports        to    be       a    council

                resolution, and the possession certificates

                were issued in an official capacity;

         29.2.8. Forgery     and       fraud   per       se     constitute

                disgraceful conduct for any person, let

                alone for an elected representative.


   29.3. Black's Law Dictionary defines misconduct as:

            "A transgression of some established and definite
            rule of action, a forbidden act, a dereliction of
            duty, unlawful behaviour, willful in character,
            improper or wrong behaviour."

   29.4. It is well settled that even where the word

           "misconduct" is not expressly defined in the

           statute or rules, it carries a settled and judicially

           recognised meaning. The absence of a definition
                           - 142 -
                                             NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         does   not   render        the    expression    vague   or

         uncertain.

   29.5. The term "misconduct" ordinarily signifies a

         transgression of an established and definite rule

         of action. It refers to conduct that is contrary to

         law, to prescribed procedure, or to the standards

         expected of a person holding public office. It is

         not confined merely to violation of an express

         statutory provision; it extends to any unlawful or

         improper behaviour by a person entrusted with

         public responsibility.

   29.6. Further, misconduct is not synonymous with

         mere error. It implies a wrongful intention or a

         conscious    disregard       of    duty.   It   must    be

         something more than an innocent mistake, an

         error of judgment, or a bona fide difference of

         opinion. Where discretion is exercised honestly

         within the bounds of law, even if the decision

         later proves to be incorrect, it may not amount
                              - 143 -
                                             NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         to    misconduct.       However,     where    an   act    is

         deliberate, dishonest, or undertaken in disregard

         of binding legal norms, it crosses the threshold

         into misconduct.

   29.7. Misconduct      also     includes    any   dishonest      or

         improper conduct, breach of a prescribed code of

         conduct, or behaviour that brings disrepute to

         the    office   held.    In   the   context   of   elected

         representatives, it encompasses conduct that

         undermines public confidence, violates fiduciary

         obligations, or is inconsistent with the dignity

         and integrity expected of public office.

   29.8. Thus, misconduct is not limited to criminal

         conviction. It includes actions that are unlawful,

         dishonest,      improper,     or    unbecoming     of    the

         position held, particularly where such actions

         affect public property, institutional integrity, or

         the administration of justice.
                           - 144 -
                                       NC: 2026:KHC-D:2244
                                    WP No. 101601 of 2025
                                C/W WP No. 105810 of 2025

HC-KAR




   29.9. The acts of the Petitioners if not considered, in

         my considered opinion would clearly constitute

         misconduct:

   29.10. The resolution does not exist in the Council's

         official records. The petitioners have fabricated a

         document, falsely claiming      that   the   Council

         passed a resolution;

   29.11. The Municipal Commissioner categorically states

         that he never signed the alleged resolution. His

         signature has been forged. Forging a signature is

         a criminal act that goes to the root of honesty;

   29.12. Based on the forged resolution, the petitioners

         issued possession certificates to unauthorised

         occupants, thereby trying to create legal rights

         that do not exist;

   29.13. As elected representatives, the petitioners were

         entrusted with the care of municipal property

         and interests. By forging documents to benefit

         unauthorised occupants (this aspect having been
                              - 145 -
                                                NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         decided by this court on several occasions) they

         betrayed that trust;

   29.14. The Rules of Procedure of the City Municipal

         Council require that all resolutions be properly

         recorded,        properly      signed,      and    properly

         maintained. The petitioners violated these rules

         by creating a forged document.

   29.15. The expression "disgraceful conduct" must be

         understood in its ordinary and contextual sense.

         Though not specifically defined in the statute, it

         denotes conduct that brings dishonour, shame,

         or   discredit    upon the        individual and, more

         importantly, upon the office held by him. It

         refers to behaviour that is unbecoming of a

         person      occupying         public     office   and   that

         undermines the dignity of the institution.

   29.16. Conduct is disgraceful if it would be regarded by

         honest, reasonable and right-thinking members

         of the public as disreputable or shameful. The
                             - 146 -
                                             NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         test is objective. It is not whether the person

         concerned believes his conduct to be justified,

         but   whether      such        conduct   lowers   public

         confidence in the office and the institution.

   29.17. It is equally necessary to recognise that the

         standard of conduct expected from an ordinary

         individual is not the same as that expected from

         an elected representative or a person holding

         high public office. A private individual acts in his

         personal capacity. His conduct, unless unlawful,

         may    not      carry    institutional    consequences.

         However, an elected representative acts in a

         fiduciary capacity. He is a trustee of public

         confidence. His actions reflect not merely upon

         himself   but    upon        the   democratic   body   he

         represents.

   29.18. Therefore, conduct which may not amount to

         disgrace in the case of an ordinary person may

         assume a far more serious character when
                                - 147 -
                                                   NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         committed by a public office-holder. The office

         carries   heightened            expectations          of        integrity,

         honesty, and accountability. The higher the

         office,   the    higher          the   standard            of     probity

         required.

   29.19. Disgraceful conduct thus includes any act that

         violates basic principles of honesty and integrity,

         any conduct that is dishonest, deceptive, or

         improper,       and      any       behaviour          that         brings

         disrepute       to    the        institution.     For             elected

         representatives, who derive authority from the

         mandate     of       the        people,    the    threshold             is

         necessarily higher. An act that undermines public

         trust, erodes institutional credibility, or reflects

         disregard       for        fiduciary        obligations              may

         legitimately     be        characterised         as        disgraceful

         conduct within the meaning of the statute.

   29.20. In short, public office magnifies responsibility.

         What may be tolerated as a personal lapse in
                                 - 148 -
                                                   NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




         private   life    may         become        unacceptable           and

         disqualifying      when          it     affects     public        trust,

         institutional dignity, and the confidence of the

         electorate.

   29.21. Measured        against          these        definitions,         the

         petitioners' conduct is undoubtedly disgraceful:



   29.22. Forging documents is inherently shameful and

         disgraceful.      It     is      conduct        that     would       be

         condemned        by       any         honest      person     in     the

         community;

   29.23. Elected representatives are elected to serve the

         public. Using their office to forge documents and

         benefit unauthorised occupants is a betrayal of

         public trust that brings shame on the institution;

   29.24. Forging a document to circumvent a clear court

         order     directing           eviction         of      unauthorised

         occupants is particularly disgraceful. It shows

         contempt for judicial authority;
                             - 149 -
                                           NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




   29.25. The forged resolution was produced before this

         Court in WA No. 100488/2022. Using forged

         documents to mislead the Court is conduct of the

         highest degree of disgrace;

   29.26. The petitioners' conduct has caused harm to the

         Municipality by creating documents that might be

         used to claim rights over valuable municipal

         property.   This     harm    to   public   property     is

         disgraceful;

   29.27. The core of disgraceful conduct is dishonesty.

         The   petitioners'     conduct    involves   deliberate

         dishonesty, forging of documents, and deception.

         No conduct can be more disgraceful than this.

   29.28. Section 41(1)(d) provides that a councillor can

         be removed if he is guilty of misconduct "in the

         discharge of his duties as such councillor". The

         petitioners argue that the acts were not in

         discharge of duties but constitute breaches of

         contract or civil disputes.
                             - 150 -
                                              NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




   29.29. This argument is without merit because:

         29.29.1. The alleged resolution purports to be a

                 resolution of the City Municipal Council,

                 passed in an official capacity. If such a

                 resolution had been validly passed, it would

                 have been an exercise of Council powers;

         29.29.2. The possession certificates were issued in

                 the official capacity of the petitioners as

                 councillors.   The        documents   themselves

                 reference the CMC and the authority of the

                 Council;

         29.29.3. The forged resolution bore the seal and

                 insignia of the CMC, suggesting that the

                 petitioners used their official positions to

                 create these documents;

         29.29.4. The forged resolution was used in official

                 proceedings before this Court in WA No.

                 100488/2022          to     assert    rights   of

                 unauthorised occupants;
                               - 151 -
                                                 NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         29.29.5. The    petitioners'        conduct,   if   successful,

                 would have affected the official function of

                 the     Council        to    manage     and     control

                 municipal property.

         29.29.6. Therefore, the acts were clearly "in the

                 discharge       of      (attempted)         duties   as

                 councillors", and the misconduct/disgraceful

                 conduct occurred in that context.

   29.30. The petitioners argue that since the resolution

            was supposedly a collective decision, individual

            councillors cannot be held responsible.

   29.31. The fundamental point is that the resolution was

            never validly passed by the Council. Therefore,

            there is no collective decision. What exists is

            collective   fraud     or    individual     fraud   by    the

            petitioners;

   29.32. Even if a collective decision were involved,

            individual liability can be fixed if the individuals

            acted dishonestly.
                            - 152 -
                                                NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




   29.33. Participation in a collective decision does not

         automatically     shield          an      individual      from

         accountability. Even where a decision is taken

         collectively by a body or committee, individual

         liability can still be fixed if it is shown that a

         particular member acted dishonestly, mala fide,

         or with improper intent. Collective functioning

         cannot be used as a protective cover for acts

         tainted by fraud or bad faith.

   29.34. If a member consciously supports, signs, or

         facilitates an action that is illegal or dishonest,

         he   cannot      later      avoid        responsibility    by

         contending that the decision was that of the

         entire   body.     The       doctrine          of   collective

         responsibility   does       not     obliterate      individual

         accountability    where       there       is    material    to

         establish personal involvement, knowledge, or

         participation in wrongful conduct.
                              - 153 -
                                           NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




   29.35. Thus, if dishonesty or mala fides is prima facie

         established against specific members, individual

         consequences may follow notwithstanding that

         the decision was recorded as a resolution of the

         Council.

   29.36. The evidence suggests that the petitioners were

         the main movers behind the forged resolution.

         They were not passive participants in a collective

         decision but active participants in a dishonest

         scheme, they have signed the forged resolution

         and still contend that the same is a valid one,

         therefore,      individual      liability         is      clearly

         established.



   29.37. The petitioners contend that extension of lease is

         a matter of policy on which reasonable persons

         can differ. This case is not about whether the

         policy of extending the lease was right or wrong.

         This   case    is   about     whether       the        resolution
                               - 154 -
                                             NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




            extending the lease existed or was forged. The

            resolution is forged. This is not a matter of

            opinion; it is a matter of fact established by

            documentary evidence.

   29.38. Extension of lease might be a matter of policy,

            but forging a resolution about extension of lease

            is not a matter of policy, it is fraud. There is a

            fundamental difference between:

         29.38.1. When   two       councillors    disagree      about

                 whether to extend a lease, that is an

                 honest policy difference;

         29.38.2. When a councillor forges a resolution to

                 make    it   appear    as   if   the   lease    was

                 extended when it was not, that is dishonest

                 conduct.



   29.39. The present case falls into the second category.

            The petitioners did not attempt to persuade the

            Council to extend the lease through proper
                               - 155 -
                                            NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         procedures. They forged a resolution to achieve

         their objective.

   29.40. The     law    is        well-settled   that   elected

         representatives are trustees of public property

         and public interest. Laxmibai v. Collector of

         Belgaum, which was extensively relied upon by

         the petitioners' counsel, itself establishes the

         principle of breach of trust:

            "An elected representative is a trustee of public
            property    and    public   interest. When   that
            representative betrays the trust, removal is not
            merely justified but imperative."




   29.41. By forging documents to benefit unauthorised

         occupants and against the directions of this

         Court,    the   petitioners       have   breached   the

         fiduciary duty they owed to the Municipality and

         the public.



   29.42. This Court, in WP No. 112012/2019 (judgment

         dated 12.08.2022), passed clear orders directing
                             - 156 -
                                          NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




          that unauthorised occupants of the Wakharsal

          property be evicted and that the property be

          utilised for public purposes. The alleged forged

          resolution directly violates those orders by trying

          to create rights in favour of the very occupants

          whom the Court had ordered to be evicted.


   29.43. Violation   of   binding    court   orders,   in   itself,

          constitutes misconduct and, in appropriate cases,

          amounts     to   disgraceful    conduct   within     the

          meaning of the statute.


   29.44. A court order is not a mere advisory direction; it

          is a mandate issued under authority of law. All

          authorities, including elected representatives and

          statutory bodies, are constitutionally bound to

          comply with judicial orders. Any deliberate act

          that defeats, circumvents, or overreaches such

          orders strikes at the rule of law.
                             - 157 -
                                           NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




   29.45. When an elected representative, in the discharge

         of official duties, acts in a manner contrary to

         binding     judicial   directions,      the    misconduct

         assumes a heightened gravity. Such conduct

         does      not   merely       involve     a     breach    of

         administrative     discipline;    it    undermines      the

         authority of courts and erodes constitutional

         governance. In a democratic system founded

         upon separation of powers, obedience to judicial

         orders is a fundamental obligation.


   29.46. Therefore, where there is material to show that

         an elected representative has consciously acted

         in violation of court orders, or has attempted to

         nullify their effect through improper means, such

         conduct would amount to serious misconduct.

         Given the fiduciary nature of public office and the

         higher      standard         expected         of   elected

         representatives, such behaviour may legitimately
                                - 158 -
                                                    NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




            be   characterised           as        disgraceful       conduct,

            warranting statutory consequences.



   29.47. From the above it is clear that

         29.47.1. The acts attributed to the petitioners--

                 forgery of Resolution No. 378, forging of

                 the   Municipal Commissioner's signature,

                 and      issuance            of     illegal     possession

                 certificates--clearly constitute "misconduct"

                 within the meaning of Section 41(1)(d);

         29.47.2. These    acts     also       constitute      "disgraceful

                 conduct" as they are inherently dishonest,

                 bring disrepute to the office, violate public

                 trust, and violate court orders;

         29.47.3. The acts were done "in the discharge of

                 duties as councillors" as they involved the

                 use      of   official        capacity        and    official

                 documents;
                               - 159 -
                                            NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         29.47.4. Individual liability is established despite any

                  collective aspect since the Petitioners have

                  admittedly signed the forged resolution;

         29.47.5. The misconduct is among the gravest kinds

                  and warrants the most serious punishment,

                  which is removal from office.

      29.48. I answer Point no.3 by holding that, the

            alleged acts constitute both "misconduct"

            and    "disgraceful         conduct"   within    the

            meaning      of    Section      41(1)(d)    of   the

            Karnataka Municipalities Act, 1964.

30.    Answer to Point No. 4 -- Whether the regional
       commissioner, while exercising quasi-judicial
       powers under Section 41 of the Karnataka
       Municipalities Act, 1964, was required to conduct
       a detailed enquiry with framing of specific
       charges,    examination    of   witnesses,    and
       consideration of defence evidence, in light of the
       law laid down by the Hon'ble Supreme Court?

      30.1. The learned Senior Counsel for the petitioners

            submitted that:
                                - 160 -
                                                    NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         30.1.1. The power under Section 41 is quasi-judicial

                in   nature.       Therefore,              all     procedural

                safeguards       applicable           to         quasi-judicial

                proceedings must be followed;

         30.1.2. Specific charges must be framed in writing.

                Charge    memo           must       be     issued      to   the

                petitioners;

         30.1.3. All allegations must be detailed and clearly

                communicated to the petitioners;

         30.1.4. Witnesses, if any, must be examined and

                cross-examined           in   the     presence         of   the

                petitioners;

         30.1.5. The petitioners must be given full opportunity

                to examine and cross-examine witnesses;

         30.1.6. A full-fledged inquiry is mandated by Ravi

                Yashwant       Bhoir          v.   District        Collector,

                Raigad, (2012) 4 SCC 407, particularly paras

                30-36 extracted hereinabove;
                                - 161 -
                                                 NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         30.1.7. The Division Bench in WA No. 100124/2025

                directed a "full-fledged enquiry", which has

                not been conducted;

         30.1.8. The petitioners were not given opportunity to

                cross-examine the Municipal Commissioner or

                to hear his oral testimony;

         30.1.9. The Regional Commissioner has not complied

                with   the     requirement         of   quasi-judicial

                proceedings.

   30.2. The learned Advocate General submitted that:

           30.2.1. While the power under Section 41 is quasi-

                 judicial, the statutory language does not

                 prescribe     the       exact    procedure   to   be

                 followed;

           30.2.2. The statute only requires "an enquiry at

                 which he has had a reasonable opportunity

                 of showing cause". It does not mandate

                 framing of formal charges, examination of

                 witnesses, or cross-examination;
                              - 162 -
                                                 NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         30.2.3. The nature and extent of enquiry depends

               on   the   nature         of    evidence.     When     the

               evidence      is   documentary            and     virtually

               conclusive,        elaborate           examination      of

               witnesses is not necessary;

         30.2.4. Ravi   Yashwant              Bhoir   case     does   not

               mandate a full-fledged trial-like inquiry with

               examination of witnesses. It only requires

               compliance with principles of natural justice;

         30.2.5. The Division Bench did                not specifically

               mandate examination of witnesses. It only

               directed consideration of Ravi Yashwant

               Bhoir principles;

         30.2.6. The petitioners have been given ample

               opportunity to explain their conduct. They

               appeared personally before the Regional

               Commissioner            and filed      detailed    written

               submissions;
                             - 163 -
                                            NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         30.2.7. The procedure followed by the Regional

               Commissioner           is   adequate     and    in

               compliance with principles of natural justice;

         30.2.8. The allegations are based on documentary

               evidence that is conclusive. Examination of

               witnesses would not add anything to this

               evidence.



   30.3. It is well-established that the power to remove a

          councillor under Section 41 is quasi-judicial in

          nature.

   30.4. However, the quasi-judicial nature of the power

          does not necessarily mean that all procedural

          safeguards applicable to court trials must be

          followed.   The    Hon'ble       Supreme    Court   has

          consistently held that the procedures applicable

          to quasi-judicial proceedings are flexible and

          context-dependent.

   30.5. The proviso to Section 41(1)(d) states:
                                 - 164 -
                                                 NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR



               "Provided that no councillor shall be removed under
               clause (d) except after an inquiry at which he has
               had a reasonable opportunity of showing cause
               against his removal."


   30.6. The statute prescribes two things:

          30.6.1. An inquiry;

          30.6.2. Reasonable opportunity to show cause.


  30.7.      The statute does NOT prescribe:

         30.7.1.   Framing of formal charges;

         30.7.2.   Issuance of charge memo;

         30.7.3.   Appointment of an inquiry officer separate

               from the removing authority;

          30.7.4. Examination of witnesses on oath;

          30.7.5. Cross-examination of witnesses;

          30.7.6. Any other specific procedural step.

  30.8.      When    the    statute       does    not   prescribe      a

             procedure, the removing authority has discretion

             to adopt a suitable procedure consistent with

             natural justice and the principles laid down by

             the Hon'ble Supreme Court.
                              - 165 -
                                            NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




  30.9.   It is a settled principle of administrative law that

          the requirements of natural justice are not rigid,

          mechanical,   or      of     universal   application   in

          identical form. The content and extent of natural

          justice vary with the context in which the power

          is exercised, the statutory framework governing

          such exercise, the nature of the rights affected,

          and the consequences that follow.

  30.10. The core requirement is that the procedure

          adopted must be "reasonable, fair and just."

          Fairness, however, is not synonymous with an

          elaborate or trial-like process in every case. The

          law does not mandate that all proceedings must

          replicate the safeguards of a criminal trial. What

          is required is that the person affected must be

          given adequate notice of the case against him

          and a meaningful opportunity to respond.

  30.11. The Hon'ble Supreme Court has consistently held

          that natural justice is a flexible tool in the hands
                                 - 166 -
                                                  NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




            of courts. It is not an inflexible formula to be

            mechanically applied irrespective of statutory

            context. The rules of natural justice are not

            embodied rules; they are principles evolved to

            secure justice and prevent arbitrariness. Their

            application depends to a great extent on:

         30.11.1. the   facts      and         circumstances    of   the

                  particular case,

         30.11.2. the nature of the enquiry,

         30.11.3. the statutory scheme under which action is

                  taken,

         30.11.4. the   character         and    composition    of   the

                  authority exercising power, and

         30.11.5. the      degree         of     civil   or    statutory

                  consequences that may ensue.

  30.12. In proceedings under a statute such as Section

            41 of the Karnataka Municipalities Act, 1964, the

            legislature has prescribed issuance of notice and

            consideration of explanation. The statute does
                           - 167 -
                                           NC: 2026:KHC-D:2244
                                     WP No. 101601 of 2025
                                 C/W WP No. 105810 of 2025

HC-KAR




         not contemplate a formal adversarial trial with

         framing of charges, examination and cross-

         examination of witnesses as a matter of right.

         Therefore, importing the procedural model of

         criminal jurisprudence into         such proceedings

         would amount to rewriting the statute.

  30.13. Where the affected party is informed of the

         allegations,   supplied    with    relevant   material,

         granted time to submit explanation, and afforded

         opportunity of hearing and where the authority

         applies its mind to the explanation and records

         reasons the essential requirements of natural

         justice stand satisfied. The emphasis is on

         substance over form. What is impermissible is

         arbitrariness, pre-determination, or denial of

         meaningful opportunity; what is not required is

         procedural     excess      beyond      the    statutory

         mandate.
                          - 168 -
                                          NC: 2026:KHC-D:2244
                                   WP No. 101601 of 2025
                               C/W WP No. 105810 of 2025

HC-KAR




  30.14. It is equally well settled that natural justice

         cannot be stretched to a point where it paralyses

         administrative functioning or defeats statutory

         purpose. The doctrine exists to secure fairness,

         not to provide a tactical shield against legitimate

         statutory action.

  30.15. Therefore, the test that must be applied is

         whether, in the totality of circumstances, the

         procedure adopted was fair, reasonable and

         proportionate to the nature of the allegations and

         the statutory framework. If that test is satisfied,

         the action cannot be invalidated merely because

         more elaborate safeguards were not provided.

   30.16. The petitioners heavily rely on Ravi Yashwant

         Bhoir v. District Collector, Raigad. A careful

         reading of that judgment shows that it does NOT

         mandate a trial-like inquiry with examination and

         cross-examination         of   witnesses.   What       it

         mandates is:
                               - 169 -
                                             NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         30.16.1. Strict      Adherence           to    Statutory

                  Provisions: The authority must strictly

                  follow the statutory procedure;

         30.16.2. Principles of Natural Justice: Principles

                  of natural justice must be given "full play";

         30.16.3. Full-Fledged Inquiry: There must be an

                  enquiry that is not cursory or perfunctory.

                  The exact words are:

                    "If a temporary government employee cannot
                    be removed on the ground of misconduct
                    without holding a full-fledged inquiry, it is
                    difficult to imagine how an elected office-
                    bearer can be removed without holding a full-
                    fledged inquiry."




         30.16.4. However, "full-fledged inquiry" does not

                  mean a trial-like inquiry. It means a proper,

                  thorough, and fair inquiry. This can be

                  conducted        through      examination         of

                  documentary       evidence,     hearing   of   the

                  person   proposed     to   be    removed,      and

                  consideration of the explanation offered.
                                  - 170 -
                                                NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




         30.16.5. Reasonable           Opportunity:       The    person

                 must     be      given    "a   fair    opportunity   of

                 defence";



         30.16.6. Application of Mind: "The decision must

                 show that the authority has applied its

                 mind to the allegations made and the

                 explanation furnished by the elected office-

                 bearer sought to be removed."



         30.16.7. Proved       Misconduct:         "A    duly    elected

                 person is entitled to hold office for the term

                 for which he has been elected and he can

                 be removed only on a proved misconduct or

                 any     other      procedure     established     under

                 law."

         30.16.8. None    of      these    requirements         mandate

                 framing of formal charges or examination
                              - 171 -
                                           NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                 of witnesses. They only mandate fairness,

                 thoroughness, and application of mind.



   30.17. A critical distinction must be drawn between:

         30.17.1. "Full-Fledged        Inquiry":   A    proper,

                 thorough inquiry where all relevant facts

                 are examined, all relevant evidence is

                 considered, and the authority applies its

                 mind to reach a decision. This is what Ravi

                 Yashwant Bhoir mandates.



         30.17.2. "Trial-Like Inquiry": A procedure that

                 mirrors the procedures of a court, including

                 examination of witnesses on oath, cross-

                 examination, and application of rules of

                 evidence.

         30.17.3. The statute and the Supreme Court require

                 the former, not the latter.
                           - 172 -
                                            NC: 2026:KHC-D:2244
                                    WP No. 101601 of 2025
                                C/W WP No. 105810 of 2025

HC-KAR




   30.18. The expression "full-fledged inquiry" must be

         interpreted in a manner consistent with the

         statutory framework, the nature of the power

         exercised, and the object sought to be achieved.

         It cannot be equated mechanically with a judicial

         trial or criminal prosecution.

   30.19. A full-fledged inquiry does not mean a judicial

         inquiry in the strict sense, nor does it require

         replication of trial-like procedures such as formal

         framing of charges in the manner of a criminal

         court, examination and cross-examination of

         witnesses in every case, adherence to strict rules

         of evidence, or proof beyond reasonable doubt.

         Those safeguards are characteristic of criminal

         adjudication, where personal liberty is at stake.

         Administrative   or        quasi-judicial   proceedings,

         particularly under statutory provisions governing

         removal from office, operate within a different
                                 - 173 -
                                               NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




            legal framework and are governed by different

            standards.

   30.20. The requirement of a "full enquiry" signifies that

            the authority must not act in a casual, summary,

            or perfunctory manner. It must undertake a

            serious, structured, and fair examination of the

            allegations. The authority is required to:

         30.20.1. Clearly inform the person concerned of the

                  allegations and the material relied upon.

         30.20.2. Afford reasonable opportunity to submit

                  explanation and place relevant material in

                  defence.

         30.20.3. Consider the explanation objectively and in

                  good faith.

         30.20.4. Examine        the      relevant   records    and

                  surrounding circumstances.

         30.20.5. Apply independent mind to the material on

                  record.
                                 - 174 -
                                                 NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         30.20.6. Record reasons demonstrating that the

                 decision is based on relevant considerations

                 and not on extraneous factors.

   30.21. The inquiry must be real and meaningful, not

            illusory. The authority must reach its conclusion

            on the basis of relevant material and logical

            reasoning,        and    the   order      must   disclose

            application of mind. That is what renders the

            proceeding legally sustainable.

   30.22. Importantly, the content of a full enquiry must

            be understood in the context of the statute under

            which action is taken. Where the statute requires

            issuance     of     notice     and     consideration   of

            explanation, compliance with those requirements

            in a substantive manner satisfies the mandate of

            a full enquiry. Courts have consistently held that

            principles of natural justice are flexible and their

            application depends upon the nature of the

            proceeding and the statutory scheme.
                                   - 175 -
                                                   NC: 2026:KHC-D:2244
                                             WP No. 101601 of 2025
                                         C/W WP No. 105810 of 2025

HC-KAR




   30.23. A contrary interpretation equating "full enquiry"

         with a full-fledged judicial trial in every case

         would amount to judicial legislation and would

         frustrate the legislative intent behind conferring

         administrative                powers          upon      designated

         authorities.        It    would        also    render     statutory

         provisions unworkable by importing procedural

         requirements             not          contemplated        by      the

         legislature.

   30.24. Therefore,         a          full     enquiry         means      a

         comprehensive, fair, and reasoned examination

         appropriate to the nature of the proceeding. It

         ensures substantive fairness, transparency, and

         accountability            in       decision-making,           without

         unnecessarily importing formalities that belong

         exclusively         to         criminal       trials.    Such     an

         understanding            is    consistent       with    established

         principles     of        administrative         law     and    would

         withstand appellate scrutiny.
                               - 176 -
                                                 NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




   30.25. In the present case, examination of witnesses

            was not necessary for the following reasons:

         30.25.1. Documentary Evidence is Conclusive:

                  The   evidence         is    not        based   on   oral

                  testimony or matters of interpretation. The

                  evidence consists of:

          30.25.1.1. Official records of the City Municipal

                    Council showing absence of the alleged

                    resolution;

          30.25.1.2. Categorical        denial       by     the   Municipal

                    Commissioner              that     he     signed   the

                    resolution;

          30.25.1.3. Obvious irregularities in the document

                    itself;

          30.25.1.4. Expert      opinion             regarding       forged

                    signature.

                    When        documentary                 evidence     is

                    conclusive,         examination          of   witnesses

                    adds nothing.
                                 - 177 -
                                                NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         30.25.2. The        Defence         is          Self-Evidently

                   Untenable: The petitioners' defence is that

                   "the resolution was validly passed by the

                   Council".     However,         this     defence     is

                   contradicted by the Council's own records.

                   No amount of oral testimony can overcome

                   this documentary contradiction.




   30.26. The requirement of fairness under natural justice

            does    not     mandate       unnecessarily       prolonged

            proceedings in every case. The essence of

            natural justice lies in affording a meaningful

            opportunity to be heard and ensuring that the

            authority applies its mind to the material placed

            before it. It does not insist upon length for its

            own sake.

   30.27. Where       the      material    on     record      is   clear,

            documentary in nature, and unambiguous, and

            where the defence offered is either admitted,
                                - 178 -
                                               NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




          unsupported, or untenable on the face of the

          record, the enquiry need not be elaborate. In

          such circumstances, the authority is not required

          to conduct an extended or ritualistic proceeding

          merely to demonstrate procedural formality.

   30.28. If:

                30.28.1. The        relevant     documents         are

                         undisputed or verifiable from official

                         records,

                30.28.2. The     allegations     are   specific    and

                         supported by documentary material,

                30.28.3. The     person      concerned    has     been

                         given      notice     and   opportunity    to

                         respond, and

                30.28.4. The explanation does not displace or

                         rebut the core material relied upon,


                  then a brief but reasoned decision would

                  satisfy the requirements of natural justice.
                               - 179 -
                                            NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




   30.29. The law does not require empty formalities. It

            requires fairness in substance. Where the facts

            speak for themselves and the defence fails to

            raise any genuine or triable issue, insisting on

            elaborate procedures would amount to elevating

            form over substance.

   30.30. Thus, when evidence is clear and unambiguous,

            and the defence is legally untenable, an enquiry

            that is concise yet reasoned does not violate

            principles   of   natural    justice,   provided    the

            affected party has been given a real opportunity

            to present his case and the authority has

            objectively considered it.

   30.31. The Regional Commissioner conducted a "full-

            fledged inquiry" in the proper sense:

         30.31.1. Notices     Issued:    The   petitioners     were

                 issued notices calling for explanation, with

                 specific allegations mentioned;
                               - 180 -
                                                    NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         30.31.2. Opportunity to Respond: The petitioners

                were      given         not        one,   but     multiple

                opportunities to respond, first by submitting

                written    explanation,            then   by     appearing

                personally,     then      by        submitting    detailed

                written submissions after the Division Bench

                order;

         30.31.3. Examination of Materials: The Regional

                Commissioner            carefully         examined      all

                materials on record, including:

          30.31.3.1.   Official records of the City Municipal

                       Council;

          30.31.3.2.   The forged resolution document;

          30.31.3.3.   The resolution register;

          30.31.3.4.   The    original         resolution      (No.   378)

                       relating to SFC grant;

          30.31.3.5.   The    order           of   the    criminal    court

                       declining to quash proceedings;
                                - 181 -
                                                   NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




          30.31.3.6.   The dismissal order of the Supreme

                       Court regarding SLP;

         30.31.4. Consideration            of      Explanation:       The

                 explanation offered by the petitioners was

                 carefully considered. The                Court   has no

                 reason   to      believe          that    the    Regional

                 Commissioner            ignored    or    dismissed   the

                 explanation without consideration, nor has it

                 been brought to the notice of this court as

                 to which of the explanation/s offered by the

                 petitioners was not considered;

         30.31.5. Reasoned         Decision:              The     Regional

                 Commissioner passed a detailed reasoned

                 order explaining why the explanation was

                 not   acceptable          and     why     removal    was

                 warranted;

         30.31.6. Application of Mind: The order shows

                 clear application of mind to the specific

                 allegations and the explanation offered.
                              - 182 -
                                             NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         30.31.7. This constitutes a "full-fledged inquiry" in

                 the proper sense.



   30.32. The      petitioners   argue   that     the   Municipal

             Commissioner should have been examined as a

             witness so that the petitioners could cross-

             examine him. This argument is without merit

             because:

         30.32.1. His Statement was on Record: The

                  Municipal Commissioner's denial of signing

                  the resolution is on record and was before

                  the Regional Commissioner. The petitioners

                  had full knowledge of this denial and

                  opportunity to rebut it;

         30.32.2. Documentary Evidence Speaks Louder:

                  The fact that the resolution does not appear

                  in the Council's official records is more

                  conclusive than any oral testimony. Even if

                  the Municipal Commissioner admitted that
                              - 183 -
                                              NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                 he signed the resolution (which he does

                 not), the absence from official records

                 would speak volumes;

         30.32.3. The   Petitioners     Did     Not   Deny:     The

                 petitioners did not formally deny that the

                 signature is forged. They merely contended

                 that the issue should be decided in the

                 criminal   court.     This    is   not   a   cross-

                 examination of the Municipal Commissioner

                 but avoidance of the issue;

         30.32.4. Examination Would Serve No Purpose:

                 Even if the Regional Commissioner had

                 examined the Municipal Commissioner and

                 given opportunity for cross-examination,

                 what new fact would emerge? The evidence

                 would remain the same:

            30.32.4.1. The resolution does not exist in official

                        records;
                                 - 184 -
                                                  NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




         30.32.4.2. The signatures of the petitioners are

                        undisputed;

         30.32.4.3. The             document             has     obvious

                        irregularities.

   30.33. None     of    these       facts     would      change    with

         examination and cross-examination.



   30.34. The    standard          of     proof     in     quasi-judicial

         proceedings like removal under Section 41 is the

         "balance of probabilities" or "preponderance of

         probabilities", not "beyond reasonable doubt" as

         in criminal proceedings.



   30.35. The preponderance of probabilities test requires

         that the evidence in support of the allegation

         must outweigh the evidence against it. In the

         present        case,      the       documentary        evidence

         overwhelmingly establishes the allegations. The

         petitioners      have      not      produced     any   credible
                                - 185 -
                                                   NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




             counter-evidence. Therefore, the standard is

             easily met.

   30.36. From the above it is clear that

         30.36.1. While the power under Section 41 is quasi-

                  judicial,   it   does      not    mandate     trial-like

                  procedures with examination and cross-

                  examination of witnesses;

         30.36.2. Ravi Yashwant Bhoir mandates fairness,

                  thoroughness, and application of mind, not

                  trial-like procedures;

         30.36.3. "Full-fledged          inquiry"       means    proper,

                  thorough, and fair inquiry, not trial-like

                  inquiry;

         30.36.4. The Regional Commissioner conducted a

                  full-fledged     inquiry         by    examining     all

                  materials, affording the petitioners multiple

                  opportunities to respond, and passing a

                  reasoned decision;
                               - 186 -
                                                  NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         30.36.5. In the present case, given the documentary

                   nature of the evidence, examination of

                   witnesses was not necessary;

         30.36.6. The procedure followed by the Regional

                   Commissioner         fully   complies     with   Ravi

                   Yashwant       Bhoir         principles   and    with

                   principles of natural justice.



      30.37. I answer Point No. 4 by holding that the

            Regional Commissioner was not required to

            conduct a detailed enquiry with framing of

            specific     charges          and      examination        of

            witnesses.      The         inquiry     conducted       was

            adequate, proper, and in compliance with

            law.



31.    Answer to point No. 5 -- Whether the impugned
       order of removal suffers from arbitrariness, mala
       fides,  colourable   exercise   of   power,    or
       extraneous considerations, particularly having
       regard to the timing of the order vis-à-vis the
                             - 187 -
                                             NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




     scheduled election to the posts of president and
     vice-president of the city municipal council?

   31.1. The learned Senior Counsel for the petitioners

           submits that:

         31.1.1. The    impugned       order      suffers    from

                 arbitrariness and mala fides as evidenced

                 by the timing. The objections were filed on

                 27.02.2025 at 3 p.m., and the order was

                 passed at 6:30 p.m. on the same day. This

                 shows "mortal hurry and haste";

         31.1.2. The elections to the posts of President and

                 Vice-President       were      scheduled     for

                 28.02.2025 (next day). The removal order

                 was passed in such haste to prevent the

                 petitioners from voting in those elections;

         31.1.3. The removal of three elected councillors

                 results in reduction of the total number of

                 council members, which helps the ruling
                               - 188 -
                                               NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




                 party by changing the composition of the

                 council in their favor;

         31.1.4. The Regional Commissioner has passed an

                 order to benefit the ruling party and not in

                 public      interest.    This     is   extraneous

                 consideration vitiating the order;

         31.1.5. The entire proceeding is a vendetta against

                 the petitioners for their political opposition

                 or for their vote in the council;

         31.1.6. An order passed in such haste, within 3.5

                 hours of the written submissions, cannot be

                 a product of careful consideration;

         31.1.7. The malice is evident from the fact that

                 such drastic action was taken only after the

                 scheduled elections were announced.

   31.2. The learned Advocate General submits:

         31.2.1. The timing of the order is explained by the

                 chronology of events and is not indicative

                 of   mala     fides.    The     proceedings   were
                            - 189 -
                                             NC: 2026:KHC-D:2244
                                     WP No. 101601 of 2025
                                 C/W WP No. 105810 of 2025

HC-KAR




                initiated on 31.01.2025. By 27.02.2025,

                the facts were already clear from the

                documentary evidence;

         31.2.2. The   order   was        passed   on   27.02.2025

                because the written submissions were filed

                on 27.02.2025 by 3 p.m., as directed by

                this Court's order in WP No. 101414/2025;

         31.2.3. The Regional Commissioner had a duty to

                act once the misconduct was established.

                Delaying action would have been dereliction

                of duty, not good administration;

         31.2.4. The    speed        of      decision-making       is

                commendable,         not    suspicious.   A    quick

                decision based on clear evidence is better

                administration than a delayed decision;

         31.2.5. Even if removing the petitioners benefited

                the ruling party (which is not established),

                it does not make the action mala fide if the

                action was otherwise legally justified;
                              - 190 -
                                               NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         31.2.6. The    petitioners'     political      alignment      or

                political consequences are irrelevant to the

                question      of       whether         misconduct      is

                established;

         31.2.7. The allegations of misconduct had surfaced

                months earlier. It is not as if the action was

                taken suddenly or arbitrarily.

   31.3. To establish mala fides, the petitioners must

           show that:

         31.3.1. The    authority      acted     for      an     improper

                purpose or with an improper motive;

         31.3.2. The    authority        acted       on        extraneous

                considerations         unrelated to        the    subject

                matter;

         31.3.3. There is clear evidence of an improper

                motive that prompted the action.



   31.4. It is a settled principle that mere suspicion,

           conjecture, or inference is not sufficient to
                           - 191 -
                                        NC: 2026:KHC-D:2244
                                    WP No. 101601 of 2025
                                C/W WP No. 105810 of 2025

HC-KAR




         establish mala fides. Allegations of bad faith

         are serious in nature and must be supported

         by cogent, specific and convincing material.

         Courts have repeatedly held that mala fides

         cannot be presumed; they must be clearly

         pleaded and strictly proved.

   31.5. To establish mala fides, it is not enough to

         demonstrate that the impugned action had an

         incidental consequence of benefiting a third

         party.   Administrative    actions   often   have

         collateral effects. The mere fact that someone

         derives advantage from a decision does not,

         by itself, render the decision mala fide.

   31.6. What must be established is that the action

         was taken because of the desire to confer that

         benefit, that the alleged improper purpose was

         the real motive behind the decision. In other

         words, the benefit to the third party must be

         shown to be the express or dominant reason
                             - 192 -
                                             NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         for the action, and not merely a consequential

         or incidental outcome.

   31.7. The burden of proving mala fides lies heavily

         on the person who alleges it. The pleadings

         must    be   specific,       the   material   must    be

         credible,    and     the       inference      must    be

         inescapable.       Bald        assertions,      general

         allegations, or speculative conclusions do not

         satisfy this requirement.

   31.8. Thus,   unless     there      is   clear   material   to

         demonstrate that the authority acted with an

         improper motive or for an extraneous purpose,

         the action cannot be invalidated on the ground

         of mala fides merely because it incidentally

         benefited or disadvantaged a particular party.

   31.9. A careful examination of the timeline shows that

         the action was neither hasty nor arbitrary:
                            - 193 -
                                            NC: 2026:KHC-D:2244
                                     WP No. 101601 of 2025
                                 C/W WP No. 105810 of 2025

HC-KAR




         -   14.08.2024:      FIR       registered    against   the

             petitioners and others for forgery;



         -   24.01.2025:             Municipal       Commissioner

             submitted proposal to Deputy Commissioner

             for action against petitioners under Section

             41;



         -   28.01.2025:              Deputy         Commissioner

             forwarded     the        proposal       to   Regional

             Commissioner;



         -   31.01.2025: Regional Commissioner issued

             show-cause notice;




         -   06.02.2025: Notice served on petitioners;



         -   07.02.2025: Another notice issued fixing

             hearing on 13.02.2025;
                             - 194 -
                                         NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         -   13.02.2025:       Petitioners   appeared     before

             Regional          Commissioner.            Regional

             Commissioner passed an order removing the

             petitioners;



         -   14.02.2025: Order challenged in WP No.

             101414/2025;



         -   24.02.2025: WP No. 101414/2025 partly

             allowed. Liberty granted to file reply by

             27.02.2025 by 3 p.m.;



         -   27.02.2025: Petitioners filed reply at 3 p.m.

             Regional Commissioner considered the reply

             and passed the impugned order at 6:30 p.m.;




         -   28.02.2025: Elections to posts of President

             and Vice-President scheduled.
                              - 195 -
                                             NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




   31.10. This timeline shows that the proceeding was

            initiated in late January 2025, well before the

            elections were scheduled. The final decision

            came only after the petitioners had filed their

            detailed reply. There was nothing hasty or

            arbitrary about this timeline.



   31.11. The petitioners argue that the order was passed

            at 6:30 p.m. on the same day the reply was

            filed, showing "mortal hurry and haste". This

            argument is without merit because:


         31.11.1. The   Facts     Were    Already     Clear:   By

                 27.02.2025,      the   Regional   Commissioner

                 had already examined the documentary

                 evidence       thoroughly.     The    resolution

                 register, the forged document, and the

                 official records were already before him;

         31.11.2. The Reply Did Not Add Material Facts:

                 The petitioners' reply of 27.02.2025 did not
                             - 196 -
                                             NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




                 introduce any new documentary evidence

                 that would require further investigation. It

                 was merely an explanation of their conduct;

         31.11.3. Only 3.5 Hours But Clear Conclusion:

                 The decision to remove could be made

                 within 3.5 hours because the evidence was

                 clear and the law was settled. The Regional

                 Commissioner did not need days to reach

                 this conclusion;

         31.11.4. Speed is Not a Vice: In administrative

                 law, speed of decision-making is not a vice.

                 In fact, delayed decision on clear facts is a

                 vice.

         31.11.5. A prompt decision taken on the basis of

                 clear, undisputed and reliable material is

                 not only permissible but commendable.

                 Administrative       authorities   are   entrusted

                 with responsibility to act decisively when

                 the facts are evident and the legal position
                                - 197 -
                                              NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




                 is   clear.    Unnecessary       delay     in    such

                 circumstances may defeat the purpose of

                 the statute and allow continuing harm to

                 public interest.

         31.11.6. Where    documentary         evidence    is    clear,

                 records       are       unambiguous,      and     the

                 explanation offered does not displace the

                 material relied upon, the authority is not

                 required to prolong proceedings merely to

                 demonstrate procedural length. Efficiency

                 and fairness are not mutually exclusive. A

                 reasoned and timely decision based on

                 cogent        material      reflects     responsible

                 governance.

         31.11.7. On the other hand, delay in acting upon

                 clear facts may amount to administrative

                 inertia. Prolonged inaction can result in

                 continued loss to public exchequer, erosion

                 of institutional credibility, or perpetuation
                            - 198 -
                                            NC: 2026:KHC-D:2244
                                     WP No. 101601 of 2025
                                 C/W WP No. 105810 of 2025

HC-KAR




                of illegality. The     law does not            expect

                authorities to remain passive when material

                justifying action is available.

         31.11.8. Thus, promptness, when accompanied by

                due   consideration        and        observance     of

                natural justice, is a virtue in administrative

                decision-making.      What       is    prohibited    is

                haste without application of mind; what is

                encouraged is timely action grounded in

                clear evidence and reasoned satisfaction.

         31.11.9. The Reply Confirmed, Did Not Change,

                the   Position:      The   reply       filed   by   the

                petitioners, instead of offering a credible

                defence, actually confirmed the allegations,

                since the signatures were admitted passing

                of the resolution was pleaded, even when

                there was no such resolution on the records

                of the Municipal Council. The reply having

                admitted the facts and having failed to
                           - 199 -
                                        NC: 2026:KHC-D:2244
                                    WP No. 101601 of 2025
                                C/W WP No. 105810 of 2025

HC-KAR




               rebut them, the Regional Commissioner has

               legitimately reached his conclusion quickly.



   31.12. The petitioners argue that the removal "helps the

         ruling party" by reducing the number of council

         members. Even if this is true, it is irrelevant to

         the question of whether the order is legal.

   31.13. The legality of an administrative action must be

         tested on the touchstone of statutory authority,

         procedural     fairness,      and        relevance    of

         considerations. It cannot be invalidated merely

         because it has incidental political consequences.

   31.14. In a democratic framework, many decisions

         taken under law may incidentally alter political

         equations or affect the strength of a party within

         a body. Such consequences, by themselves, do

         not   render   the   action   illegal.    The   decisive

         question is not whether the action produces

         political fallout, but whether it is justified on its
                                - 200 -
                                                 NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         merits under the governing statute.

   31.15. If the authority acts within jurisdiction, follows

         the prescribed procedure, considers relevant

         material, and records reasons, the action must

         be upheld even if it incidentally benefits or

         disadvantages a political grouping. Courts do not

         sit in judgment over political consequences; they

         examine legality.

   31.16. To   hold    otherwise         would    paralyse   statutory

         governance. Any lawful action against an elected

         representative could then be challenged merely

         on the ground that it alters political balance.

         That is not the test. The test is whether the

         action is lawful, fair, and supported by material.

   31.17. Therefore, where the impugned action is justified

         on    its    merits    and      complies     with   statutory

         requirements, the existence of incidental political

         consequences does not vitiate it.
                               - 201 -
                                               NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




   31.18. Moreover, the petitioners have not established

            that the reduction of council members would

            indeed benefit the ruling party. The composition

            of the council after removal would depend on

            various factors, which the petitioners have not

            analysed and submitted.

  31.19. The petitioners allege that the action is a

            vendetta      against       them   for   their   political

            opposition. However, there is no evidence to

            support this allegation. What is evident is:


         31.19.1. Clear     Misconduct:          The    misconduct

                 (forgery of resolution, forged signature) is

                 clearly      established       by     documentary

                 evidence;

         31.19.2. Independent Complaint: The complaint

                 was filed by the Municipal Commissioner,

                 not by any political party or political rival of

                 the petitioners;
                              - 202 -
                                             NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         31.19.3. Criminal        Courts        Validated           the

                 Complaint:       The     criminal   court,    in    its

                 discretion, found the complaint credible

                 enough      to   require     investigation.        The

                 criminal court declined to quash the FIR;

         31.19.4. The Supreme Court Did Not Interfere:

                 When     the     petitioners    challenged         the

                 criminal court order before the Supreme

                 Court, the Supreme Court dismissed the

                 challenge without finding the complaint to

                 be frivolous;

         31.19.5. No Prior Pattern: This is not a case where

                 the   Regional        Commissioner    has     acted

                 arbitrarily against many people. There is no

                 evidence of a vendetta pattern.



   31.20. The allegation of vendetta is a convenient but

            unsubstantiated assertion.
                               - 203 -
                                               NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




   31.21. The petitioners argue that the order was passed

            to prevent them from voting in the elections

            scheduled for 28.02.2025. This argument suffers

            from several defects:


         31.21.1. Causal Relationship Not Established:

                 Merely   because        the    order   was    passed

                 before the elections does not establish that

                 it was passed because of the elections. The

                 Regional Commissioner had a duty to pass

                 the   order      once    the     misconduct     was

                 established;

         31.21.2. Legitimate Purpose: Even if the order

                 prevented      the     petitioners     from   voting

                 (which is a consequence of removal), it was

                 a legitimate consequence flowing from the

                 removal, not the motive for the removal;

         31.21.3. Decisions      Cannot        Be     Delayed     for

                 Elections: If the Regional Commissioner

                 had deferred action until after the elections,
                              - 204 -
                                             NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




                 he might be accused of being guided by

                 extraneous      considerations       (giving     the

                 petitioners opportunity to vote). A court

                 cannot expect the Regional Commissioner

                 to defer a legally justified action because of

                 impending elections;

         31.21.4. The Elections Were Scheduled Later:

                 The elections were not scheduled before

                 the    proceedings      were       initiated.    The

                 elections    were      scheduled      much      later

                 (28.02.2025), after the proceedings had

                 been underway for nearly a month;

         31.21.5. The   Action         Was    Not     Timed       for

                 Elections: If the action was timed for

                 elections, the Regional Commissioner would

                 have    acted     earlier   (immediately        after

                 initiation of proceedings) or deferred action

                 until after elections. The fact that the action

                 came in between (late in the proceedings
                           - 205 -
                                            NC: 2026:KHC-D:2244
                                     WP No. 101601 of 2025
                                 C/W WP No. 105810 of 2025

HC-KAR




              but before elections) does not suggest that

              the action was timed for elections.

   31.22. To establish mala fides, the petitioners must

         prove it by clear and cogent evidence.

   31.23. Mala fides is a serious allegation. It imputes

         improper motive, bad faith, or abuse of power.

         Such an allegation cannot be lightly made or

         casually inferred.

   31.24. It is well settled that mala fides cannot be

         deduced merely from the consequences of an

         action. An administrative decision may produce

         adverse effects, benefit certain persons, or alter

         existing   positions.      These    consequences,    by

         themselves, do not establish bad faith. What

         must be shown is that the action was motivated

         by an improper purpose or was influenced by

         extraneous    considerations        unrelated   to   the

         statutory object.
                             - 206 -
                                                NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




   31.25. There must be clear, specific and cogent material

         to demonstrate that the authority acted not for

         the purpose contemplated by law, but for some

         collateral    or       ulterior        motive.      Suspicion,

         conjecture, or inference drawn from surrounding

         circumstances is insufficient unless supported by

         credible evidence.

   31.26. The burden of proving mala fides lies heavily on

         the     person     who       alleges     it.   Courts       have

         repeatedly held that allegations of bad faith must

         be pleaded with precision and proved with

         convincing material. Vague or general assertions

         do not meet this standard. Since mala fides is

         often    alleged   but       rarely    established,        courts

         exercise     caution     and      do    not      readily    infer

         improper motive unless the evidence is clear,

         unambiguous and compelling.

   31.27. Therefore, in the absence of specific material

         demonstrating       extraneous           considerations       or
                             - 207 -
                                              NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         deliberate abuse of power, the action of a

         statutory authority cannot be set aside merely on

         allegations of mala fides.

   31.28. In the present case, the petitioners have not

         discharged this burden. They have merely raised

         suspicions based on timing, which are inherently

         ambiguous      and           susceptible    to   multiple

         interpretations.

   31.29. In   administrative         law,   when   the   evidence

         supports the action and when there is a benign

         interpretation consistent with the facts, courts

         should adopt the benign interpretation.

   31.30. If an impugned action is capable of being

         explained consistently with statutory authority

         and can be justified on its merits by reference to

         relevant material, courts ought not to infer mala

         fides    merely       because         another    possible

         interpretation may suggest an improper motive.
                                - 208 -
                                               NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




   31.31. Administrative decisions often admit of more

          than one interpretation. The existence of an

          alternative narrative or a speculative inference of

          bad faith does not, by itself, invalidate the

          action. The court's task is to examine whether

          the decision is legally sustainable, supported by

          relevant    considerations,          and     taken      within

          jurisdiction.

   31.32. Where the record discloses a lawful basis for the

          action, and the reasons furnished are germane to

          the   statutory      purpose,       the     court   will    not

          substitute conjecture for evidence. Mala fides

          cannot be presumed simply because the action is

          adverse     to    the          petitioner    or     politically

          inconvenient. It must be affirmatively established

          by clear and cogent material.

   31.33. Thus, if the action is objectively defensible in law

          and   on    facts,      courts     should     refrain      from

          attributing improper motive merely because a
                              - 209 -
                                                NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




            different   interpretation     is     conceivable.    The

            doctrine of mala fides requires proof of deliberate

            misuse of power, not the mere possibility of it.

   31.34. In the present case, the action can be easily

            explained consistently with the law:

         31.34.1. The Regional Commissioner received the

                 proposal for action on 28.01.2025;

         31.34.2. He initiated proceedings on 31.01.2025;

         31.34.3. He heard the petitioners on 13.02.2025 and

                 passed an order, which was challenged;

         31.34.4. The court partly allowed the challenge and

                 directed further opportunity;

         31.34.5. The Regional Commissioner afforded that

                 opportunity     and     received the reply       on

                 27.02.2025;

         31.34.6. He carefully considered the reply and the

                 materials     and     decided      to   uphold   the

                 removal.
                              - 210 -
                                          NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




   31.35. This is a straightforward, chronologically rational

            sequence. There is no need to invoke mala fides

            or extraneous considerations.

   31.36. A careful reading of the impugned order shows

            that the Regional Commissioner has:


         31.36.1. Examined all the materials on record;

         31.36.2. Considered the explanation offered by the

                  petitioners;

         31.36.3. Applied the legal principles laid down by the

                  Supreme Court in Ravi Yashwant Bhoir

                  case;

         31.36.4. Distinguished between the contentions of

                  the petitioners and the facts;

         31.36.5. Reached a clear conclusion with reasons;

         31.36.6. Shown that the statutory requirements of

                  Section 41 are satisfied.



   31.37. The order does not appear to be the order of a

            person acting arbitrarily or with mala fides. It
                                - 211 -
                                                 NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




            appears to be the order of a person who has

            applied his mind carefully to the materials.

   31.38. From the above it is clear that


         31.38.1. The     allegation      of    mala    fides   is   not

                 substantiated           by     clear   and     cogent

                 evidence;

         31.38.2. The timing of the order is explained by the

                 chronology of events and is not suspicious;

         31.38.3. The speed of decision-making (within 3.5

                 hours) is permissible when the facts are

                 clear;

         31.38.4. The political consequences, even if they

                 exist, do not make a legally justified action

                 illegal;

         31.38.5. The allegation of vendetta is not proved;

         31.38.6. The     order     was        passed   because      the

                 misconduct was established, not because of

                 extraneous considerations;
                               - 212 -
                                                NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         31.38.7. The Regional Commissioner applied                  his

                 mind carefully to reach his decision;

         31.38.8. The impugned order does NOT suffer from

                 arbitrariness,         mala   fides,   or    colourable

                 exercise of power.



      31.39. I Answer Point No. 5 by holding that the

            impugned        order       does    not     suffer    from

            arbitrariness,        mala         fides,        colourable

            exercise     of       power,          or     extraneous

            considerations.




32.    Answer to Point No. 6 -- Whether the drastic
       consequence of removal and consequential
       disqualification     of    the   petitioners  is
       disproportionate and unsustainable in law,
       having regard to the constitutional mandate
       protecting democratic local self-government and
       the rights of the electorate?

      32.1. The learned Senior Counsel for the petitioners

            submits that:
                             - 213 -
                                            NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         32.1.1. Removal from office and disqualification for

                four years is a drastic consequence. It

                affects not just the petitioners but also the

                electorate who have chosen them;

         32.1.2. The doctrine of proportionality requires that

                the punishment must fit the crime. Here,

                the consequence is grossly disproportionate;

         32.1.3. The   Constitution     protects      local        self-

                government       through     Part     IX-A.        This

                protection should not be lightly disregarded;

         32.1.4. The   rights   of    the    electorate       to     be

                represented by their chosen representatives

                should be respected;

         32.1.5. The disqualification prevents the petitioners

                from contesting the elections scheduled for

                January     2027,      which     is    a       grave

                consequence;

         32.1.6. The petitioners may ultimately be acquitted

                in the criminal case. If they are acquitted,
                             - 214 -
                                              NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




                removal based on charges that are later

                found to be baseless would be unjust;

         32.1.7. The doctrine of proportionality, requires that

                the   punishment          should    not    shock    the

                judicial conscience.




   32.2. The learned Advocate General submits:

         32.2.1. The doctrine of proportionality must be

                 applied by comparing the gravity of the

                 misconduct        with    the     severity   of    the

                 punishment;

         32.2.2. In   the   present       case,     the    misconduct

                 (forgery     of      documents,          forging    of

                 signatures, violation of court orders) is

                 among the gravest. It goes to the root of

                 honesty and integrity;

         32.2.3. Removal      is      the        only     appropriate

                 punishment for such grave misconduct.

                 Lesser punishment would be inadequate;
                             - 215 -
                                             NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




         32.2.4. The constitutional protection for local self-

                 government is not a protection for persons

                 who abuse their office. It is a protection for

                 honest, accountable local self-government;

         32.2.5. The petitioners have betrayed the trust of

                 the   electorate     who     voted       for    them.

                 Removal    serves     the       interests      of   the

                 electorate, not undermines it;

         32.2.6. The doctrine of proportionality does not

                 require courts to be lenient with persons

                 guilty of grave misconduct;

         32.2.7. The    disqualification         is   a      statutory

                 consequence under Section 16 of the KMA.

                 Once removal is justified, disqualification

                 follows automatically;

         32.2.8. Even if the petitioners are acquitted in the

                 criminal     case,        the        administrative

                 proceedings stand on their own merits
                          - 216 -
                                          NC: 2026:KHC-D:2244
                                   WP No. 101601 of 2025
                               C/W WP No. 105810 of 2025

HC-KAR




               based on the administrative standard of

               proof.




   32.3. The doctrine of proportionality requires that the

         punishment     must       be   proportionate   to   the

         misconduct.     This doctrine does not require

         courts to be lenient with wrongdoers. It requires

         courts to ensure that the punishment is not

         grossly out of proportion to the misconduct.




   32.4. In the present case, removal is NOT grossly

         disproportionate to the misconduct. Rather, it is

         the only appropriate punishment.



   32.5. To assess proportionality, one must first assess

         the gravity of the misconduct. The misconduct in

         the present case is extremely grave:
                             - 217 -
                                                NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         32.5.1. Forgery of Official Documents: Creating

                a forged resolution purporting to be passed

                by the City Municipal Council is a serious

                criminal    act.        It     involves     deliberate

                dishonesty and fraud;

         32.5.2. Forging      Signatures:              Forging      the

                signature of the Municipal Commissioner is

                an even more serious act. It is a criminal

                offence under the Indian Penal Code;

         32.5.3. Violation of Court Orders: By creating a

                resolution contrary to this Court's orders in

                WP No. 112012/2019, the petitioners have

                shown contempt for judicial authority;

         32.5.4. Betrayal     of        Public     Trust:        Elected

                representatives         are     trustees    of    public

                property and public interest. By forging

                documents          to        benefit      unauthorised

                occupants and defeat court orders, the
                                  - 218 -
                                                  NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




                petitioners have betrayed the public trust in

                the most serious manner;

         32.5.5. Harm       to       Municipal        Interests:        The

                petitioners' conduct has caused substantial

                harm       to    the       Municipality.    Unauthorised

                occupants have obtained documents that

                might be used to claim rights over valuable

                municipal property;

         32.5.6. Attempted           Deception        of     Court:     The

                forged resolution was actually produced

                before this Court in WA No. 100488/2022.

                The petitioners tried to use the forged

                document to mislead the Court;

         32.5.7. Pattern of Misconduct: The misconduct is

                not    a    one-time          error   but    a   planned,

                deliberate scheme involving multiple acts--

                creation        of    fake     resolution,    forging    of

                signature,            issuance        of      possession
                               - 219 -
                                                NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




                  certificates, production of forged document

                  before Court.



   32.6. Measured against these factors, the misconduct

           is among the gravest kinds of misconduct that

           can be committed by an elected representative.



   32.7. When we compare the misconduct in this case

           with   other     cases       where   removal     has    been

           upheld, we find that the present case involves

           more serious misconduct:


         32.7.1. In   Ravi    Yashwant          Bhoir      v.   District

                  Collector, Raigad, the removal was for

                  alleged      nepotism            and          improper

                  appointment. Removal was upheld;

         32.7.2. In       Indrajit        Barua       v.        Election

                  Commission,            the    disqualification     for

                  corrupt electoral practices was upheld;
                                  - 220 -
                                                NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




          32.7.3. In Tarlochan Dev Sharma v. State of

                   Punjab,        the      removal    for     improper

                   proceedings was upheld;



   32.8. In the present case, the misconduct (forgery and

             fraud) is more serious than nepotism, improper

             appointment,         or       administrative       default.

             Therefore, removal is certainly justified.




   32.9. The doctrine of proportionality requires courts to

             ask the following questions:

         32.9.1.   Is the punishment authorized by law?

                   YES. Section 41 authorizes removal, and

                   Section 16 provides for disqualification.

         32.9.2.   Is     the     punishment         linked      to    a

                   legitimate          governmental         objective?

                   YES.         Removal       from     office         and

                   disqualification are linked to the objective
                                    - 221 -
                                                    NC: 2026:KHC-D:2244
                                             WP No. 101601 of 2025
                                         C/W WP No. 105810 of 2025

HC-KAR




                   of   maintaining            integrity     of    local    self-

                   government and protecting public trust.

         32.9.3.   Is there a rational connection between

                   the punishment and the objective? YES.

                   A person guilty of forgery and fraud cannot

                   be allowed to continue in a position of

                   public trust. Removal and disqualification

                   maintain        the        integrity     of    local     self-

                   government.

         32.9.4.   Is the punishment minimally impairing

                   of rights? The answer is more nuanced

                   here. Removal is severe, but it is the only

                   punishment that adequately addresses the

                   gravity     of            the   misconduct.             Lesser

                   punishment (like suspension or demotion)

                   would      be      inadequate           for    crimes     like

                   forgery.

         32.9.5.   Is   the    effect          proportionate          to     the

                   important objective? YES. The objective,
                               - 222 -
                                                   NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




                  maintaining       integrity           of      local        self-

                  government, is critical to democracy. The

                  effect,   removal          and    disqualification,           is

                  proportionate         to    the       gravity        of     the

                  misconduct that undermines this objective.



   32.10. In      conclusion,       when           the        doctrine         of

           proportionality is properly applied, removal is

           found to be proportionate and justified.



   32.11. The       petitioners     invoke          the        constitutional

           protection for local self-government under Part

           IX-A      of     the     Constitution.               This        Court

           acknowledges           the        importance            of        this

           constitutional    mandate.          However,           the       Court

           notes:


         32.11.1. The Protection is Not Absolute: The

                  constitutional        protection        for    local       self-

                  government        is       not    a        protection       for
                             - 223 -
                                           NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




                dishonest or fraudulent self-government. It

                is a protection for honest, accountable, and

                transparent local self-government;

         32.11.2. The Constitution Assumes Integrity:

                The Constitution's mandate for local self-

                government is based on the assumption

                that local representatives will be honest

                and accountable. When that assumption is

                violated,   the       constitutional   protection

                cannot shield the wrongdoer;

         32.11.3. The Constitution Also Protects Public

                Interest: The Constitution protects both

                local self-government and public interest.

                When they conflict, public interest prevails.

                Here, public interest requires removal of

                persons guilty of forgery;

         32.11.4. Democratic          Legitimacy       is    Not

                Unlimited: While elected representatives

                have democratic legitimacy, that legitimacy
                                 - 224 -
                                                NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




                is conditional on discharging their duties

                honestly and lawfully. When that condition

                is violated, removal is not only justified but

                necessary.

   32.12. The petitioners argue that removal violates the

         rights     of   the     electorate     who     chose       them.

         However,        this     argument      is    fallacious.    The

         electorate's right is to honest representation, not

         to representation by persons guilty of forgery

         and fraud. When elected representatives betray

         the trust placed in them, removal serves the

         interests of the electorate, not undermines it.




   32.13. The     petitioners      were   not     elected    to     forge

         documents and defraud the electorate. They

         were elected to serve the electorate. When they

         engage in forgery, removal is in the interest of

         the electorate.
                                - 225 -
                                                 NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




   32.14. The    petitioners      argue        that    they     might    be

            acquitted in the criminal case, and if they are,

            removal     would      be     unjust.       However,        this

            argument is without merit because:


         32.14.1. Independence            of     Proceedings:           The

                 administrative proceedings stand on their

                 own merits. They are not dependent on the

                 outcome of criminal proceedings;

         32.14.2. Different Standard of Proof: Even if the

                 petitioners are acquitted in the criminal

                 case    (which          requires       proof    "beyond

                 reasonable doubt"), they can still be found

                 guilty in administrative proceedings (which

                 requires      proof       on     the       "balance     of

                 probabilities");

         32.14.3. Different     Objective:            The   objective    of

                 criminal proceedings is to punish crime. The

                 objective of administrative proceedings is

                 to determine whether the person is fit to
                                   - 226 -
                                                        NC: 2026:KHC-D:2244
                                            WP No. 101601 of 2025
                                        C/W WP No. 105810 of 2025

HC-KAR




                  hold       public    office.      A     person     may    be

                  acquitted of crime but still be found unfit to

                  hold public office;

         32.14.4. Unlikely Acquittal: In the present case,

                  the        evidence        of    forgery      is   virtually

                  conclusive.          An         acquittal      would      be

                  surprising. Even if an acquittal occurs, it

                  would not affect the present order;

         32.14.5. It    is    a   well-established            principle    that

                  criminal        proceedings             and    disciplinary

                  proceedings operate in distinct spheres and

                  are governed by different standards and

                  objectives.

         32.14.6. In a criminal case, the prosecution must

                  establish guilt beyond reasonable doubt.

                  The object is to determine penal liability

                  and impose punishment under criminal law.

                  In contrast, disciplinary proceedings are

                  concerned           with        the     conduct    of    the
                             - 227 -
                                               NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




                 individual in relation to service, office, or

                 statutory responsibility. The standard of

                 proof in such proceedings is based on

                 preponderance          of      probabilities    and

                 reasonable satisfaction of the authority.

         32.14.7. Therefore, a person may be acquitted in a

                 criminal case for want of proof beyond

                 reasonable doubt, and yet be found guilty

                 in disciplinary proceedings on the basis of

                 material that satisfies the lesser standard

                 applicable therein. An acquittal, particularly

                 one based on benefit of doubt or technical

                 grounds, does not automatically nullify or

                 invalidate disciplinary action already taken.

         32.14.8. The two proceedings are independent. The

                 outcome    of    one        does   not   necessarily

                 conclude the other. What is decisive in

                 disciplinary action is whether the authority

                 has,   after     following         due   procedure,
                                - 228 -
                                            NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




                   independently assessed the material and

                   arrived at a reasoned conclusion regarding

                   misconduct.

         32.14.9. Accordingly, acquittal in a criminal case

                   does not ipso facto wipe out disciplinary

                   findings nor does it mandate reinstatement

                   or restoration of office, if the disciplinary

                   action is otherwise lawful and supported by

                   evidence.

   32.15. A comparative harm analysis shows that removal

             is justified:



   32.16. Harm if Petitioners Continue in Office:


         32.16.1. Erosion of public confidence in municipal

                   administration;

         32.16.2. Continued danger that petitioners might

                   engage in further misconduct;

         32.16.3. Signal to other elected representatives that

                   forgery and fraud are tolerated;
                              - 229 -
                                                 NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         32.16.4. Violation of court orders (if the petitioners

                  continue   to        benefit    the    unauthorised

                  occupants);

         32.16.5. Loss of valuable municipal property through

                  fraudulent documents.

   32.17. Harm if Petitioners are Removed:

         32.17.1. The petitioners are removed from office

                  (which they have abused);

         32.17.2. The petitioners are disqualified for four

                  years (which is the statutory consequence

                  of removal);

         32.17.3. The     electorate        loses       the    specific

                  representatives       (but     they   are   replaced

                  through democratic processes).



   32.18. Comparing the two sets of harms, it is clear that

             allowing the petitioners to continue would cause

             more serious harm.
                             - 230 -
                                                NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR




   32.19. Removal is not merely justified but necessary

            and urgent because:


         32.19.1. Prevention     of    Future       Harm:      If    the

                 petitioners are allowed to continue, they

                 might attempt further misconduct;

         32.19.2. Maintenance         of   Public         Confidence:

                 Continued presence of persons guilty of

                 forgery would erode public confidence in

                 municipal administration;

         32.19.3. Restoration of Rule of Law: Allowing

                 persons   who        violate     court     orders    to

                 continue in office would undermine the rule

                 of law;

         32.19.4. Deterrence: Removal sends a signal to

                 other elected representatives that forgery

                 and fraud will not be tolerated.



   32.20. From the above it is clear that
                              - 231 -
                                           NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         32.20.1. The misconduct (forgery, fraud, violation of

                  court orders) is among the gravest kinds;

         32.20.2. Removal is proportionate and justified when

                  compared to the gravity of the misconduct;

         32.20.3. The doctrine of proportionality does not

                  require leniency with persons guilty of

                  grave misconduct;

         32.20.4. The constitutional protection for local self-

                  government      does   not   shield   dishonest

                  representation;

         32.20.5. The rights of the electorate are best served

                  by the removal of unfit representatives;

         32.20.6. The    possible      acquittal   in    criminal

                  proceedings does not affect the validity of

                  administrative action;

         32.20.7. Removal is necessary to maintain public

                  confidence and rule of law;
                             - 232 -
                                                 NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




         32.20.8. The   consequence              of   removal     and

                 disqualification is proportionate and not

                 shocking to the judicial conscience.



      32.21. I Answer Point No.6 by holding that the

            consequence               of         removal         and

            disqualification is not disproportionate. It is

            proportionate     to           the    gravity   of    the

            misconduct and necessary in the interest of

            public and democratic governance.



33.    Answer to Point No. 7:-- Whether the notification
       dated 29.07.2024 appointing an administrator to
       the city municipal council, gadag-betageri, is
       valid and in accordance with Sections 3 and 315
       of the Karnataka Municipalities Act, 1964?

      33.1. The learned Advocate General submits:

          33.1.1. The appointment of an administrator was

                 made under Section 315 of the KMA, which

                 permits the Government to appoint an

                 administrator in specified circumstances;
                               - 233 -
                                                NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         33.1.2. The   term      of     the    President      and    Vice-

                President        of      the     CMC      expired        on

                24.07.2024;

         33.1.3. Elections to these posts could not be held

                immediately due to various reasons;

         33.1.4. The Government, in exercise of power

                under       Section           315,     appointed         an

                administrator           to    ensure    continuity       of

                municipal administration;

         33.1.5. The appointment was temporary in nature,

                pending elections;

         33.1.6. The   appointment            was    within   the    legal

                powers of the Government.



   33.2. Section 315 of the Karnataka Municipalities Act,

           1964,   provides      for     the    appointment         of   an

           administrator    in    specified circumstances and

           reads as under:
                             - 234 -
                                           NC: 2026:KHC-D:2244
                                      WP No. 101601 of 2025
                                  C/W WP No. 105810 of 2025

HC-KAR



         315. Power to appoint administrator in certain
         cases.--(1) Whenever,--

         (a) any general election to a municipal council under this
         Act or any proceedings consequent thereon have been
         stayed by an order of a competent court or authority, or

         (b) the election of all the councillors or more than two-
         thirds of the whole number of councillors of the municipal
         council has been declared by a competent court or
         authority to be void, or

         (c) Omitted

         (d) all the councillors or more than two-thirds of the
         whole number of councillors of the municipal council have
         resigned, so however, the total period of such
         appointment shall not exceed six months the State
         Government shall by notification in the official Gazette,
         appoint an administrator for such period as may be
         specified in the notification and may, by like notification,
         curtail and extend either prospectively or retrospectively
         the period of such appointment.

         (2) Notwithstanding anything contained in this Act, on the
         appointment of an administrator under sub-section (1),
         during the period of such appointment, the said municipal
         council and committees thereof and the President and
         Vice-president charged with carrying out the provisions of
         this Act, or any other law, shall cease to exercise any
         powers and perform and discharge any duties or functions
         conferred or imposed on them by or under this Act or any
         other law and all such powers shall be exercised and all
         such duties and functions shall be performed and
         discharged by the administrator.

         (3) The State Government may, if it thinks fit, appoint an
         advisory council to advise and assist the administrator
         appointed under sub-section (1) in the exercise of the
         powers and the performance and discharge of the duties
         and functions conferred or imposed on him under this Act
         or any other law. The members of the advisory council
         shall hold office during the pleasure of the State
         Government
                              - 235 -
                                             NC: 2026:KHC-D:2244
                                       WP No. 101601 of 2025
                                   C/W WP No. 105810 of 2025

HC-KAR




   33.3. Section 315 of the Karnataka Municipalities Act,

         1964, confers statutory authority upon the State

         Government     to      appoint   an    Administrator   in

         specified   contingencies        where     the    normal

         functioning of a Municipal Council is disrupted.

         The provision is a safeguard mechanism intended

         to prevent administrative vacuum and ensure

         continuity of civic governance.

   33.4. It contemplates situations where elections are

         stayed, declared void, or where the Council

         becomes non-functional in terms of its elected

         composition.        Upon      appointment        of    an

         Administrator, the powers and duties of the

         Council and    its      executive     office-bearers are

         temporarily vested in the Administrator.

   33.5. The provision must be construed purposively. Its

         object is not punitive; it is institutional and

         functional. It exists to ensure that municipal
                                - 236 -
                                                 NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




            administration, which concerns essential public

            services, does not collapse due to transitional or

            exceptional circumstances.

   33.6. The material facts are undisputed and form the

            foundation of the State's action:



         33.6.1.   The President and Vice-President of the City

                   Municipal     Council         were     elected    on

                   24.01.2022 for a statutory tenure of two

                   and a half years;

         33.6.2.   Their term expired on 24.07.2024 by efflux

                   of time;

         33.6.3.   Upon such expiry, the Council was left

                   without its executive leadership;

         33.6.4.   Elections    to       these    posts    were      not

                   immediately       conducted      upon    expiry    of

                   tenure.

   33.7. Thus, from 24.07.2024 onward, the statutory

            offices of President and Vice-President stood
                             - 237 -
                                               NC: 2026:KHC-D:2244
                                        WP No. 101601 of 2025
                                    C/W WP No. 105810 of 2025

HC-KAR




         vacant.     The    Council,     though      continuing   in

         composition,       lacked       its     executive     head

         responsible for implementing statutory functions.

   33.8. It is a well-recognised principle of municipal law

         that executive continuity is indispensable to

         governance. The President and Vice-President

         are   not    ceremonial        figures;    they     perform

         statutory and administrative functions necessary

         for day-to-day operations. In the absence of

         elected executive office-bearers, the machinery

         of administration cannot function effectively.

   33.9. Where elections cannot be held immediately,

         whether      due      to      administrative      reasons,

         procedural         requirements,           or       ongoing

         proceedings, the Government is not merely

         empowered but obligated to ensure continuity.

         Failure to act would amount to abdication of

         constitutional responsibility.
                                  - 238 -
                                                   NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




   33.10. It is crucial to distinguish between removal of

            elected     Councillors        under     Section    41    and

            appointment of an Administrator under Section

            315. The former is punitive and individual in

            character; the latter is structural and temporary.

            Appointment       of     an    Administrator       does   not

            dissolve the Council in the present case, nor does

            it extinguish the democratic mandate. It merely

            vests executive powers in a neutral authority

            until elections are conducted.

   33.11. Thus,        the   impugned        notification      does   not

            constitute removal of elected representatives but

            is   a    stop-gap      institutional     arrangement      to

            prevent paralysis of municipal administration.

   33.12. The notification dated 29.07.2024 is explicitly

            temporary in character:



         33.12.1. It was issued immediately after expiry of

                     tenure to avoid administrative vacuum;
                                 - 239 -
                                                  NC: 2026:KHC-D:2244
                                          WP No. 101601 of 2025
                                      C/W WP No. 105810 of 2025

HC-KAR




         33.12.2. It was made pending conduct of elections

                  to   the    posts        of   President      and   Vice-

                  President;

         33.12.3. It   does     not        purport      to    permanently

                  substitute elected governance;

         33.12.4. The statutory scheme itself contemplates

                  curtailment or extension depending upon

                  circumstances.

   33.13. Therefore,      the     character        of    the    action   is

            transitional, not structural.

   33.14. The necessity of the appointment cannot be

            overstated:



         33.14.1. Municipal       Councils         are       constitutional

                  entities under Part IX-A of the Constitution;

         33.14.2. They discharge essential public functions

                  including          sanitation,             infrastructure

                  maintenance,            licensing,    taxation,    urban

                  planning, and regulation of markets;
                                  - 240 -
                                                   NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




         33.14.3. These functions are continuous and cannot

                  be suspended merely because executive

                  offices fall vacant;

         33.14.4. The State, under the constitutional scheme,

                  bears supervisory responsibility to ensure

                  that         municipal       institutions       function

                  effectively;

         33.14.5. In     the     absence      of     elected    executive

                  leadership,              appointment          of     an

                  Administrator is the only legally viable

                  mechanism to ensure continuity.

   33.15. The     petitioners      contend         that   the   conditions

            precedent under Section 315 were not satisfied.

            However:



         33.15.1. The challenge is vague and lacks specificity

                  as to which statutory precondition was

                  violated;
                               - 241 -
                                              NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         33.15.2. The undisputed factual position is that the

                  executive offices stood vacant and elections

                  were not immediately held;

         33.15.3. The power under Section 315 must be

                  interpreted        pragmatically     to   address

                  precisely such situations;

         33.15.4. No    material        has   been      placed    to

                  demonstrate that the State acted without

                  jurisdiction or beyond statutory limits.

         33.15.5. No material is places on record to indicate

                  that the elections were not held due to

                  malafide reasons.



   33.16. As     regards   duration      of   the    Administrator's

            tenure, the Court must examine the surrounding

            circumstances:



         33.16.1. The      initial       appointment        followed

                  immediately upon expiry of tenure;
                                - 242 -
                                                 NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         33.16.2. Elections were notified on 20.02.2025 and

                  scheduled for 28.02.2025;

         33.16.3. Legal     proceedings          initiated   by    the

                  petitioners, including challenges to removal

                  and related matters, contributed to delay in

                  stabilising executive functioning;

         33.16.4. The     tenure     of    the   Administrator    must

                  therefore be viewed in context, not in

                  isolation;

         33.16.5. No      evidence        has    been   produced    to

                  demonstrate deliberate delay or mala fide

                  intent on part of the Government.

   33.17. The constitutional challenge under Part IX-A is

            unsustainable.



         33.17.1. Part IX-A guarantees democratic local self-

                  government but does not render the State

                  powerless in transitional situations;
                                - 243 -
                                                 NC: 2026:KHC-D:2244
                                         WP No. 101601 of 2025
                                     C/W WP No. 105810 of 2025

HC-KAR




         33.17.2. Article 243E itself contemplates tenure,

                  dissolution, and reconstitution mechanisms;

         33.17.3. The        Constitution         recognises       that

                  governance       must     continue     even   during

                  transition between elected bodies;

         33.17.4. A temporary appointment pending elections

                  preserves,       rather    than      destroys,     the

                  constitutional structure;

         33.17.5. The power exercised here is regulatory and

                  supervisory, not destructive.



   33.18. Judicial      scrutiny   of    administrative     action     is

            limited     to   examining       legality,    jurisdiction,

            procedural fairness, and absence of mala fides.

            The present notification satisfies each of these

            tests:



         33.18.1. It    is   traceable      to    express   statutory

                  authority under Section 315;
                                     - 244 -
                                                        NC: 2026:KHC-D:2244
                                              WP No. 101601 of 2025
                                          C/W WP No. 105810 of 2025

HC-KAR




         33.18.2. It addresses an undisputed administrative

                    vacuum;

         33.18.3. It is temporary and transitional in nature;

         33.18.4. It    does        not       dissolve     the     Council    nor

                    extinguish the democratic mandate;

         33.18.5. It does not violate constitutional provisions;

         33.18.6. There        is      no           material      to   establish

                    arbitrariness         or        mala   fide    exercise    of

                    power.



   33.19. The appellate court, while reviewing such action,

            would examine whether the State acted within

            jurisdiction     and          whether          the     decision    is

            reasonable in the Wednesbury sense. On the

            facts      presented,             the     decision     cannot     be

            characterised as irrational, disproportionate, or

            extraneous to statutory purpose.

   33.20. Accordingly, the notification dated 29.07.2024

            appointing an Administrator is a lawful exercise
                                  - 245 -
                                               NC: 2026:KHC-D:2244
                                           WP No. 101601 of 2025
                                       C/W WP No. 105810 of 2025

HC-KAR




               of statutory power, justified by administrative

               necessity,      consistent     with    constitutional

               structure, and not liable to be quashed.



   33.21. I Answer Point No.7 by holding that the

               notification dated 29.07.2024 appointing an

               Administrator is valid and in accordance

               with law. The appointment was necessary

               and    temporary,           pending   conduct     of

               elections.



  34.      Answer to Point No. 8 :-- What Order?

   34.1. In view of my answers to Point No. 1 to 8 I pass

               the following



                                   ORDER

i. Writ Petitions are DISMISSED.

ii. The impugned order dated 27.02.2025 passed by the Regional Commissioner, Belagavi Division, under Section 41 of the Karnataka Municipalities Act, 1964,

- 246 -

NC: 2026:KHC-D:2244

HC-KAR

removing the petitioners (in WP No. 101601/2025) from their office as Councillors of the City Municipal Council, Gadag-Betageri, is upheld as valid, legal, and within jurisdiction.

iii. The notification dated 29.07.2024 appointing an Administrator to the City Municipal Council, Gadag-Betageri (challenged in WP No. 105810/2025) is upheld as valid and in accordance with law.

iv. Elections to the posts of President and Vice-

President of the City Municipal Council, Gadag-Betageri, are directed to be conducted within a period of 45 days from the date of this judgment.

Sd/-

(SURAJ GOVINDARAJ) JUDGE

LN/-

List No.: 19 Sl No.: 1

 
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 : IDRC

 
 
Latestlaws Newsletter