Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Vinod Krishnan vs State Of Kerala
2025 Latest Caselaw 5322 Ker

Citation : 2025 Latest Caselaw 5322 Ker
Judgement Date : 21 March, 2025

Kerala High Court

Vinod Krishnan vs State Of Kerala on 21 March, 2025

                                                             CR

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                PRESENT

           THE HONOURABLE MR.JUSTICE ZIYAD RAHMAN A.A.

     FRIDAY, THE 21ST DAY OF MARCH 2025 / 30TH PHALGUNA, 1946

                        WP(C) NO. 40309 OF 2024

PETITIONER/S:

    1      VINOD KRISHNAN,
           AGED 48 YEARS
           S/O.RAMACHANDRAN, VELLARAMPARA HOUSE, KARALMANNA.P.O.
           PALAKKAD DISTRICT, PIN - 679506

    2      SHAJI,
           AGED 41 YEARS
           S/O.MUHAMMEDALI, PARAKKAL HOUSE, NIRAPPARAMBU,
           CHERPULASSERY.P.O. PALAKKAD DISTRICT, PIN - 679503

    3      SIJU.M.,
           AGED 46 YEARS
           MAYILIPARAMBIL HOUSE, KARALMANNA.P.O. PALAKKAD
           DISTRICT, PIN - 679506


           BY ADVS.
           M.ISHA
           T.B.HOOD



RESPONDENT/S:

    1      STATE OF KERALA,
           REPRESENTED BY THE PRINCIPAL SECRETARY TO GOVERNMENT,
           LOCAL SELF GOVERNMENT (EM) DEPARTMENT, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

    2      CHRUPULASSERY MUNICIPALITY,
           REPRESENTED BY ITS SECRETARY, CHERPULSSERY.P.O.
           PALAKKAD DISTRICT, PIN - 679503

    3      DELIMITATION COMMISSION, KERALA,
           REPRESENTED BY ITS SECRETARY, 4TH FLOOR, CORPORATION
           BUILDING, THIRUVANANTHAPURAM, PIN - 695033
 W.P(C) No. 40309 of 2024              2


      4       KERALA STATE ELECTION COMMISSION,
              REPRESENTED BY ITS SECRETARY, 27/6(2), VIKAS BHAVAN,
              THIRUVANANTHAPURAM, PIN - 695033

      5       DISTRICT ELECTION OFFICER,
              OFFICE OF THE DISTRICT COLLECTOR, CIVIL STATION,
              PALAKKAD, PIN - 678001

      6       ADDL.R6. SHANAVAS BABU,
              AGED 37 YEARS, S/O. ABUBACKER E, ERAKKINGAL HOUSE,
              CHERUPLASSERY, PALAKKAD - 679506

      7       ADDL.R7. SUBEESH. P,
              AGED 40 YEARS, S/O. CHANDRAN, PANAMKUZHIYIL THEMMUM
              MURI, KARALMANNA, CHERUPLASSERY, PALAKKAD - 679506
              (ADDL.R6 AND R7 IMPLEADED AS PER ORDER 05-12-2024 IN
              IA 1/24 IN WPC 40309/2024)


              BY ADVS.
              DEEPU LAL MOHAN
              SHRI.DEEPU LAL MOHAN, SC, STATE ELECTION COMMISSION,
              KERALA
              P.A.MOHAMMED SHAH
              RENOY VINCENT
              SHAHIR SHOWKATH ALI
              CHELSON CHEMBARATHY
              ABEE SHEJIRIK FASLA N.K
              NANDA SURENDRAN
              SAHAL SHAJAHAN
              AQUIN KURUVILLA TOM
              M.N.MOHAMMED HUSSAIN


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
14.03.2025, THE COURT ON 21.03.2025 DELIVERED THE FOLLOWING:
 W.P(C) No. 40309 of 2024                  3

                               JUDGMENT

This writ petition is filed by the residents of different wards of

the Cherpulassery Municipality, the 2 nd respondent herein. The

grievance raised by the petitioners is that, despite Ext.P4 notification

issued by the Government, constituting a Delimitation Commission,

the 3rd respondent herein, for the purpose of carrying out the

exercise of delimitation in all the Local Self Government Institutions

in the State by dividing the wards and fixing the boundaries thereof,

the 3rd respondent Commission had taken a decision not to carry

out such exercise for the 2nd respondent-Municipality.

2. The facts in brief are as follows:

The 2nd respondent-Municipality was constituted by the

Government as per GO(P)No.152/2015/LSGD dated 30.04.2015

under Section 4 of the Kerala Municipality Act, 1994. The said

Municipality was constituted by converting the then existing

Cherpulassery Grama Panchayat and adding three wards of

Thrikkadeeri Grama Panchayat. Upon constitution of the same, as

per GO(P)No.164/2015/LSGD dt.11.5.2015, the number of wards in

the Municipality was notified as 33. Thereafter, the Delimitation

Commission vide Ext.P2 order, divided the Municipality into 33

wards, by fixing the boundaries thereof, on 7.9.2015. According to

the petitioners, the delimitation process culminated in Ext.P2 was

conducted in a hurry within four months and there were

widespread complaints against the delimitation of wards.

According to the petitioners, it was carried out in a haphazard and

unscientific manner without adhering to the guidelines issued by the

Delimitation Commission in this regard. Elections were carried out,

based on the division of wards as per Ext P2.

3. As per Ext.P5, the Government notified the constitution

of a Delimitation Commission on 14.06.2024 for carrying out the

delimitation exercise in all the Local Self Government Institutions in

the State, for the elections to be conducted in the year 2025.

Thereafter, Ext.P3 notification was published on 09.07.2024,

amending Section 6(3) of the Kerala Municipality Act by increasing

the minimum and maximum number of wards in the Municipalities,

as 26 and 53 respectively, from 25 and 52 respectively. Later, Ext.P4

notification was issued on 10.09.2024, refixing the number of wards

in all the Municipal Councils and Municipal Corporations. As per the

said notification, the number of wards fixed for the 2 nd respondent

Municipality was determined as 33, which was equal to the number

of wards notified in the year, 2015.

4. The 3rd respondent-Commission published Ext.P6 guidelines

for carrying out the delimitation exercise consequent to the Exts.P3

and P4 notifications. In Ext.P6, it is specified that, as per

the Ext.P5 notification, a delimitation exercise is envisaged for all the

Municipalities/Municipal Corporations based on 2011 census, even

if there is no change in the number of wards. However, later, as per

Ext.P7, an amendment was brought in, in Ext P6 Guidelines,

wherein it is specified that, in respect of the Municipalities and

Municipal Corporations, where there is no change in the number of

wards, it is not necessary to carry out the delimitation exercise.

Thus, in the light of Ext.P7, the 3 rd respondent-Commission

excluded the 2nd respondent Municipality from the list of

Local Self Government Institutions where the delimitation exercise

is to be carried out. This writ petition is submitted in

such circumstances challenging Ext.P7 notification.

According to the petitioners, such an amendment

and consequential exclusion of the 2nd respondent Municipality

from the delimitation, is beyond the powers of the

3rd respondent Commission, and the same is unsustainable.

A consequential relief to command the 3 rd respondent to carry out

the delimitation in the 2nd respondent Municipality was also sought.

5. A counter affidavit was submitted by the 1 st respondent in

response to the averments contained in the writ petition. The 3 rd

respondent also filed a statement opposing the reliefs sought in the

writ petition.

6. Heard Sri. T.B.Hood, the learned counsel for the petitioners,

Smt.K.R.Deepa, the learned Special Government Pleader for the 1 st

respondent, Sri. Deepu Lal Mohan, the learned Standing Counsel

for the 3rd, 4th and 5th respondents and Sri. P.A. Mohammed Sha, the

learned counsel appearing for the respondent Nos.2, 6 and 7.

7. The specific contention raised by the learned counsel

for the petitioners is that, the Government, while constituting the 3 rd

respondent Commission as per Ext.P5, under section 10 of the

Kerala Panchayat Raj Act, 1994, clearly specified that, the

Commission is constituted to carry out the delimitation process for

all Local Self Government Institutions in the State. In Ext.P6 guidelines

also, the said fact is clearly mentioned, thereby indicating that the

3rd respondent Commission understood Ext.P5 notification as the

one intended to carry out delimitation exercise in all the Local Self

Government Institutions. Therefore, having been entrusted with the

task of carrying out the delimitation exercise in all such institutions, it

was not open for the 3rd respondent-Commission to exclude certain

institutions from the purview of such exercise, by bringing an

amendment to the Ext P6 Guidelines, in the nature of Ext.P7. It was

also contended that, the previous delimitation was ten years ago,

and several discrepancies existed in the said process. Besides, on

account of subsequent developments during the past ten years,

there must be changes in the distribution of population among the

wards and hence, a delimitation exercise is necessary to ensure the

equal distribution of population in the wards of the Municipality, as

mandated under the proviso to section 69 of the Municipality Act.

8. The learned Special Government Pleader supported the

said contentions, contending that, while issuing Ext.P5 notification,

what was intended by the Government was to carry out the said

exercise in all the Local Self Government Institutions.

9. On the other hand, the learned Standing Counsel for the

3rd respondent specifically contended that, as far as the

delimitation process is concerned, the same can be carried out

only in respect of eventualities contemplated under Section 6 read

with section 69 of the Kerala Municipality Act, such as, when there is

change in the population based on the census data or in cases

where there is change in the number of wards in the Institution as

per the notification issued in this regard by the Government. In this

case, there are no changes as referred to above. Therefore,

carrying out the delimitation process in the 3 rd respondent-

Municipality is not warranted as per the provisions and the 3 rd

respondent is not empowered to carry out such exercise.

10. Before considering the issues, the relevant Constitutional

and statutory provisions are to be examined. Article 243R of the

Constitution of India provides for the composition of Municipalities,

which reads as follows:

243-R. Composition of Municipalities.- (1) Save as provided in clause (2), all the seats in a Municipality shall be filled by persons chosen by direct election from the territorial constituencies in the Municipal area and for this purpose each Municipal area shall be divided into territorial constituencies to be known as wards. (2) The Legislature of a State may, by law, provide-

(a) for the representation in a Municipality of -

(i) persons having special knowledge or experience in Municipal administration;

(ii) the members of the House of the People and the members of the Legislative Assembly of the State representing constituencies which comprise wholly or partly the Municipal area;

(iii) the members of the Council of States and the members of the Legislative Council of State registered as electors within the Municipal area;

(iv) The Chairpersons of the Committees constituted under clause (5) of article 243-S;

Provided that the persons referred to in paragraph (i) shall not

have the right to vote in the meetings of the Municipality;

(b) the manner of election of the Chairperson of a Municipality.

Section 6 of the Municipalities Act contemplates the constitution of

Municipal Councils, which reads as follows:

"6. Constitution of Council.

(1) The Government shall, in accordance with the criteria specified in sub- section (3) , notify the total number of seats of the Councilors to be filled by direct election in a Town Panchayat, Municipality and Municipal Corporation considering the population of the area of the Municipality concerned.

(2) The Government, may after publishing the relevant data according to each census, vary the total number of seats of Councilors in a Municipality notified under sub-section (1) subject to criteria specified in sub - section (3).

(3) The number of seats of Councillors notified under sub-

section (1) or sub-section (2), shall be,--

(a)In the case of a Town Panchayat or a Municipal Council --

(i) [twenty-six], where the population in the area of the Town Panchayat or Municipal Council does not exceed twenty thousand, and

(ii)Where the population of the Town Panchayat or Municipal Council exceeds twenty thousand, "[twenty- six] councillors for the population of first twenty thousand, and one each for every two thousand and five hundred of the population exceeding twenty thousand, subject to a maximum of [fifty-three] Councillors;

(b)In the case of a Municipal Corporation, ___

(i) [fifty-six], where the population in the area of the Municipal Corporation does not exceed four lakhs, and

(ii)Where the population exceeds four lakhs, ,[fifty-six] councillors for the population of first four lakhs and one each for every ten thousand exceeding four lakhs subject to a maximum of one hundred Councillors].

(4)The Councillors of every Municipality shall be elected by direct election].

(5) Specified seats shall be reserved for the Scheduled Castes and the Scheduled Tribes in every Municipality. The number of seats to be reserved in a Municipality shall be determined by the Government. The number of seats so reserved shall bear, as nearly as may be, the same proportion to the total number of seats to be filled by direct election in that Municipality as the population of the Scheduled Castes in the municipal area or of the Scheduled Tribes in the municipal area bears to the total population of that area and such seats may be allotted by rotation to different wards in a Municipality as the 14[the State Election Commission or an officer authorised by it] may, determine for each general election:

Provided that where the population of the Scheduled Castes or the Scheduled Tribes in a municipal area is not sufficient to make them eligible for the reservation of any seat, one seat shall be reserved in that Municipality for the Scheduled Castes or the Scheduled Tribes having higher population.

(6)[Fifty per cent (in the case of fraction, it shall be fixed to the next higher integer)] of the total number of seats reserved under sub-section (5) shall be reserved for women belonging to the Scheduled Castes, or as the case may be, the Scheduled Tribes:

Provided that where the number of seats reserved for the Scheduled Castes or as the case may be, the Scheduled Tribes under sub-section (5) is only one, that seat need not be reserved for women belonging to the Scheduled Castes or, as the case may be, the Scheduled Tribes.

(7) [Fifty per cent (in the case of fraction, it shall be fixed to the next higher integer)] (including the number of seats reserved for women belonging to the Scheduled Castes and Scheduled Tribes) of the total number of seats to be filled by direct election in every Municipality shall be reserved by the Government for women and such seats may be allotted by rotation to different wards in a Municipality as the 14[the State Election Commission or an officer authorised by it] may, by notification in the Gazette, determine for each general election.

(8) Nothing contained in sub-sections (5) to (7) shall be deemed to prevent persons belonging to the Scheduled Castes, Scheduled Tribes or Women from being a candidate to the election to the unreserved seats in a Municipality.

(9) The officer authorised in this behalf by the State Election Commission shall, by draw of lots, determine the wards to which seats reserved for Scheduled Castes and Scheduled Tribes under sub-section (5) and for Women under sub-sections (6) and (7) are to be allotted by rotation at such time and on such date and at such place as may be notified by the Commission.

(10) Immediately after deciding the reserved wards under sub-

section (9), the State Election Commission shall notify the list of wards so reserved, in the manner prescribed.

Section 69 of the Municipalities Act deals with the division of

municipalities into wards, and the said provision reads as follows:

"69. Division of Municipalities into wards for election, reservation etc.-

(1) For the purpose of election of Councillors to Municipalities, [the Delimitation Commission constituted by Government under sub-

section (1) of Section 10 of the Kerala Panchayat Raj Act, 1994] shall, after previous publication of the proposals inviting objections or suggestions, if any and after considering the same, divide the Municipalities into as many wards as there are number of seats as notified under section 6 50 [and determine the boundaries thereof]:

Provided that the population of each ward in a Municipality shall, as far as practicable, be equal.

(2) Copies of the proposals published and final orders issued under sub-

section (1) shall be published by affixing copies thereof on the notice board of the office of the Municipality concerned, and in such conspicuous places within the concerned municipal area. The fact of such publication shall be published in the Gazette and in two local newspapers having wide circulation within the municipal area concerned.

[(2A) Every order issued by the Delimitation Commission with regard to the division of wards and the determination of their boundaries under this section shall be published in the Gazette and it shall have the force of law.)]

(3) Only one Councillor shall be elected for each ward and election shall be by secret ballot.

(4) A person whose name has been included in the electoral roll of a ward shall be entitled to vote in an election to that ward.

(5) No delimitation of wards or change of wards for the purpose of reservation shall be made in a Municipality after its constitution except for the purpose of general election to that Municipality and no such delimitation or change of wards shall, in any manner, affect the existing Municipality."

11. When carefully examining the Constitutional and

statutory scheme as revealed from the above provisions, I am of the

view that, the reliefs sought in the writ petition cannot be granted

for the reasons hereinafter mentioned. It is to be noted in this regard

that, the specific contention raised by the 3rd respondent is that, the

power of the Commission to carry out the delimitation is confined to

the situations where there is change in the population on account

of the publication of figures in a new census, or there is change in

the number of wards as per the notification issued by the

Government under section 6 of the Municipality Act. On carefully

going through the stipulations contained in Section 69 of the

Municipality Act, it can be seen that the said provision

contemplates the division of Municipalities into wards based on the

number of seats as notified under Section 6 of the Municipality Act.

When going through section 6 of the Municipality Act, it can be

seen that, sub-section (1) contemplates for notifying the total

number of seats to be filled up by direct election, considering the

population of the area of the Municipality. The expression

'population' is defined in Art.243 P(g) which reads as follows: "

'population' means the population as ascertained at the last preceding

census of which the relevant figures have been published". As far as

the population as referred to above is concerned, what is

applicable is the 2011 census, which was already relied on during

the process of delimitation conducted in the year, 2015. There is no

change in the same even now, and hence, for that reason, no

delimitation is necessary.

12. Another situation that warrants a delimitation process is

based on the change in seats as notified under section 6(1) of the

Municipality Act. Of course it is true that, the Government brought

in an amendment in section 6(3) of the Municipality Act as per

Ext.P3 notification, by refixing the minimum and maximum number

of wards in the Municipalities. The criteria contemplated under

Section 6(3) for determining the number of wards remained the

same, even though the minimum and maximum wards were

changed. However, even after re-ascertaining the number of wards

in the light of the amendment brought in as per Ext.P3, there is no

change in the number of wards in the 2nd respondent Municipality

and accordingly, Ext.P4 notification was issued by the Government

fixing the number of seats in the 2 nd respondent Municipality as 33

which remained the same as that of the number mentioned in 2015

notification. As mentioned above, section 69(1) contemplates

division of the Municipality into many wards as there are number of

seats notified under section 6. In this case, there is no change in the

number of seats and the delimitation exercise for the said number

of wards was already carried out in the year 2015 when the 2 nd

respondent -Municipality was formed.

13. The contention raised by the learned counsel for the

petitioners is mainly based on the proviso to section 69(1), which

contemplates that the population of each ward in a Municipality

shall, as far as practicable, be equal. It was also contended by the

learned counsel for the petitioner that the Government constituted

the 3rd respondent Commission as per Ext.P5 by clearly declaring

the purpose for such constitution, as for carrying out the delimitation

for all local level institutions. Therefore, it was obligatory for the 3 rd

respondent Commission to carry out the said exercise, irrespective

of the question whether there is any change in the number of seats.

According to the petitioners, since the intention of the government

was as mentioned above, the 3rd respondent Commission could not

have taken a decision not to carry out such exercise in respect of

Local Self Government Institutions where there is no change in

number of seats. It was also contended that, there is no provision

that enables the 3rd respondent Commission to take such a decision

under the Kerala Municipality Act or the Delimitation Commission

for the Kerala Local Self Government Institution Rules, 2005. It is also

to be noted in this regard that, the learned Special Govt. Pleader

also made clear that, while constituting the 3 rd respondent

Commission as per Ext.P5, they intended to carry out the

delimitation in all the Local Self Government Institutions. It was also

pointed out that the notification for constituting the 3 rd respondent

Commission for the above purpose was published on 14.6.2024,

whereas the amendment altering the minimum and maximum

number of wards was brought in only on 09.07.2024 as per Ext.P3.

Therefore, it was pointed out that, at the time when the notification

for the constitution of the 3rd respondent Commission was published,

there was no change in the number of seats, but yet in Ext.P5

notification, the requirement to carry out the delimitation for all the

Local Self Government Institutions were insisted. Therefore,

according to the petitioners, the lack of change in the number of

seats cannot have any consequences, as far as the obligation of

the 3rd respondent to carry out the delimitation exercise is

concerned.

14. However, I am not at all impressed with the aforesaid

arguments. Even if it is accepted that, the Government intended to

carry out the said exercise in all the Local Self Government

Institutions, irrespective of the question whether there is

increase/decrease in the number of seats, the question that arises is

whether the Government can authorise the Delimitation

Commission to carry out an exercise unless there are changes in the

population data or the number of seats. It is to be noted that, as

observed above, Section 69(1) of the Municipality Act

contemplates for division of the Municipalities into wards based on

the number of seats notified under Section 6 alone. As far as the

proviso to Section 69(1) is concerned, even though the same

contemplates that the population of each ward in the Municipality

shall be equal as far as practicable, the same by itself cannot be

the sole reason or the ground to warrant the delimitation exercise.

This is because, the stipulations in the proviso are to be carried out

when a process of delimitation is warranted or necessitated on

account of the events referred to in the main section, viz. Section

69(1). In other words, the criteria mentioned in the proviso cannot

be taken as an independent ground to insist for a delimitation

process, in cases where no circumstances as envisaged in the main

section ie. Section 69(1) is in existence.

15. The Hon'ble Supreme Court has categorically held in

S. Sundaram Pillai and Others v. V.R. Pattabiraman and Others [AIR 1985

SC 582] that, the well established rule of interpretation of a proviso is

that, a proviso may have three separate functions. Normally, a

proviso is meant to be an exception to something within the main

enactment or to qualify something enacted therein which but for

the proviso would be within the purview of the enactment. In other

words, a proviso cannot be torn apart from the main enactment

nor can it be used to nullify or set at naught the real object of the

main enactment. A proviso to a section is not independent of the

section calling for independent consideration or construction

detached from the construction to be placed on the main section

as it is merely subsidiary to the main section and is to be construed

in the light of the section itself as held in Ambattu Gopalakrishnan v.

Asst. Registar, Co-operative Societies (General), Palakkad & Others [AIR

1998 Ker 63]. Therefore, in the light of the above principles, the only

conclusion possible is that, to decide whether a delimitation

exercise is necessary or authorised as per law, what is relevant is to

find out whether the circumstances mentioned in section 69(1), the

main section, are in existence.

16. To find out whether the events contemplated under the

main section are in existence, an examination of section 6 of the

Municipality Act is also necessary. This is because, section 6 is the

provision that deals with the power of the Government to carry out

the delimitation exercise and the circumstances under which the

said power has to be invoked. Section 6(1) provides for notification

of the total number of seats of the Councillors in the Municipality

based on the population as per the criteria specified in sub-section

(3). Sub section (2) to Section 6 enables the Government to vary the

total number of seats fixed as per sub section (1), after publishing

the relevant data according to each census. Thus, when the

Government fixes the total number of seats based on the

population as per the census already published, it can be re-visited

when new census data is published. Yet another situation where the

delimitation process is permissible is under sub-section 3, when there

is a change in criteria for determining the total number of seats and

a consequential change in the number. This is because, as per

Section 6(1), the total number of seats is to be determined based

on the population by following the criteria fixed in Section 6(3).

Therefore, when there are consequential changes in the number of

seats due to changes in criteria specified in sub-section (3), the

Government can order delimitation. The power of the Government

to carry out the delimitation consequent upon the change in

criteria under section 6(3) has already been upheld by a Division

Bench of this Court in State of Kerala v. Abdul Gafoor [2025 KHC OnLine

236]. Thus, apart from the circumstances referred to above, there

are no other situations contemplated in any of the Constitutional or

statutory provisions to enable the Government to carry out the said

exercise. Therefore, even if the Government mentions in Ext.P5, to

carry out the delimitation to all the Local Self Government

Institutions, so long as, the circumstances which warrant a

delimitation as contemplated under Section 6 r/w section 69 of the

Municipality Act are not in existence, neither the Government nor

the 3rd respondent-Commission can carry out the exercise of

delimitation.

17. The contention of the learned counsel for the petitioners

that, once the Government decides to conduct delimitation in all

the Institutions, it is not open for the 3rd respondent Commission to

take a decision otherwise, is also not appears to be sustainable. This

is because, as observed above, such delimitation is contemplated

only in the circumstances mentioned in Section 6(1) read with

Section 69(1) alone, and evidently, no such circumstances are in

exercise.

18. Moreover, the stipulation in Ext.P5 to carry out the

delimitation in all the Institutions can only be treated as a general

instruction issued to the 3rd respondent-Commission. The mere

stipulation as above, will not take away the power of the

Delimitation Commission to examine whether there exists

circumstances mentioned in Section 69(1) read with Section 6 that

warrants a delimitation exercise in a particular Municipality. The

Government does not have a case that, while publishing Ext.P5

notification there was data before them that necessitated

delimitation exercise in all the Institutions. The Government also

could not point out any defects in the delimitation process carried

out in the year, 2015 so as to warrant a revisit of the division of

wards. Therefore, under no circumstances, the general directions in

Ext.P5 can be treated as instructions that take away the powers

vested upon the Delimitation Commission to examine whether the

circumstances contemplated in Section 69(1) read with Section 6,

are in existence for conducting a delimitation. In this case, the 3 rd

respondent-Commission exercised that power and found that, with

respect to certain Local Self Government Institutions, no delimitation

is necessary, as there are no changes in the number of wards. This is

a decision that the 3rd respondent is competent and empowered to

take, being an independent body created to ensure a fair and

transparent delimitation process.

19. The learned standing counsel for the 3 rd respondent also

brought the attention of this Court to the subtle difference in the

stipulations relating to the Panchayats and Municipalities as

contemplated under Art. 243 C and 243 R of the Constitution of

India, respectively. It is to be noted that, Art. 243C deals with the

constitution of Panchayats, and the proviso to the said provision

contemplates that the ratio between the population of the

territorial area of a Panchayat at any level and the number of seats

in such Panchayat to be filled by election shall, so far as it is

practicable be the same throughout the State. However, such a

stipulation is absent in Art.243 R, which deals with the composition of

Municipalities, which is very conspicuous. Even though the

requirement to have equal population in all wards in a Municipality

as far as practicable, is contemplated, the same is included as a

proviso to Section 69(1) of the Municipality Act. This Court has

already found that such a requirement cannot be the sole reason

for carrying out the delimitation, but it is a matter to be taken into

account when a delimitation is conducted on account of the

circumstances contemplated under section 6(1) read with Section

69(1) of the Municipality Act. Therefore, as far as the Municipalities

are concerned, the requirement of equal distribution of population

is not a Constitutional mandate as in the case of a Panchayat, but

it is a statutory requirement as contemplated in proviso to section

69(1). This is also a crucial aspect which is to be taken into account

while considering the powers of the Government or the Delimitation

Commission, for carrying out the delimitation exercise.

20. It was also contended by the learned counsel for the

petitioners that, on account of various reasons, there could be

changes in the distribution of population among the wards in the

Municipality and therefore to address the same, a delimitation

process has to initiated even if there is no change in the number of

wards or in the change in the population data. However, as

observed above, so long as the requirement of delimitation is

confined to the circumstances as referred to above, the said

contention cannot be accepted. The stipulation in the proviso to

section 69(1) is confined to the situation when a regular delimitation

process is being carried out. Thus, It is to be reiterated in the light of

the above observations that, the change in the distribution of

population among the wards by itself is not a ground that

necessitates a delimitation process for the Municipalities and

therefore, an exercise to find out whether there is any such change

of distribution and to take a decision whether the delimitation is to

be carried out or not, is therefore futile, unwanted and not

authorised. Hence, the 3rd respondent-Commission cannot be

compelled to carry out such exercise.

21. Another contention of the learned counsel for the petitioners

is to the effect that, Ext.P5 notification contemplating delimitation

for all the Institutions, was published even before the publication of

notification of amendment changing the number of seats.

Therefore, it was contended that, the Government intended to

carry out the delimitation exercise even without any change in the

number of seats. While considering the said question, first of all it is

to be noted that, the period between Ext.P5 and P3 notifications is

very short. To be precise, Ext.P5 was published on 14.06.2024 and

Ext.P3 notification was published on 09.07.2024. Apparently, the

delayed publication of Ext P3 notification was due to the legal

formalities to be followed being an amendment to the statutory

provision. Therefore, in all probabilities, even while Ext.P5 notification

was published, a change in the number of seats was under

contemplation. Therefore, the said reason highlighted by the

petitioner alone cannot be a ground to conclude that, the

Government intended to carry out the exercise irrespective of the

change in the number of seats. Moreover, this Court has already

found that, the Government cannot carry out the said exercise in

the absence of any events as contemplated under Section 69(1)

r/w section 6 of the Kerala Municipalities Act. Therefore, the said

contention is also liable to be rejected.

In such circumstances, after considering all the contentions and

examining the Constitutional as well as statutory provisions, I find

that, none of the reliefs sought in this writ petition are legally

sustainable and therefore this Writ Petition is dismissed.

Sd/-

ZIYAD RAHMAN A.A. JUDGE

pkk

APPENDIX OF WP(C) 40309/2024

PETITIONERS' EXHIBITS

EXHIBIT P1 TRUE COPY OF GO (P) NO.152/2015/LSGD DATED 30.4.2015 PUBLISHED IN THE KERALA GAZETTE EXTRA ORDINARY DATED 30.4.2015 AS

EXHIBIT P2 TRUE COPY OF THE ORDER NO.S.D.C. 240/2015 DATED 7.9.2015 ISSUED BY THE 3RD RESPONDENT

EXHIBIT P3 TRUE COPY OF THE KERALA MUNICIPALITY (SECOND AMENDMENT) ACT, 2024 (ACT 14 OF 2024) NOTIFIED AS PER NO.23/LEG.C1/2024/LAW DATED 9.7.2024 AND PUBLISHED IN THE KERALA GAZETTE EXTRA ORDINARY DATED 10.7.2024, ALONG WITH ENGLISH TRANSLATION THEREOF

EXHIBIT P4 TRUE COPY OF GO(P) NO.49/2024/LSGD DATED 10.9.2024 IN SRO.NO.813/2024

EXHIBIT P5 TRUE COPY OF GO (P) NO.36/2024 LSGD DATED

14.,6.2015 PUBLISHED IN THE KERALA GAZETTE EXTRA ORDINARY DATED 15.6.2015 AS

EXHIBIT P6 TRUE COPY OF THE GUIDELINES DATED 24.9.2024 ISSUED BY THE 3RD RESPONDENT FOR DELIMITATION OF WARDS OF MUNICIPALITIES AND MUNICIPAL CORPORATION

EXHIBIT P7 TRUE COPY OF THE NOTIFICATION NO.SDC/30/2023 SDC 7 DATED 20.10.2024 ISSUED BY THE 3RD RESPONDENT

RESPONDENT'S ANNEXURES

ANNEXURE-R3(A) THE TRUE COPY OF G.O(P)NO.151/2015/LSGD DATED 30-04-2015, PUBLISHED IN THE KERALA GAZETTE EXTRAORDINARY ON 30-04-2015 AS

ANNEXURE-R3(B) THE TRUE COPY OF G.O(P)NO.153/2015/LSGD DATED 30-04-2015, PUBLISHED IN THE KERALA GAZETTE EXTRAORDINARY ON 30-04-2015 AS

ANNEXURE-R3(C) THE TRUE COPY OF RELEVANT PAGES OF THE

KERALA GAZETTE EXTRAORDINARY PUBLISHED ON 07-09-2015 AS S.R.O NO. 576/2015 IN RESPECT OF FINAL ORDER NO.SDC.240/2015 DATED 07-09-2015 ISSUED BY THE 3RD RESPONDENT

ANNEXURE-R3(D) THE TRUE COPY OF GUIDELINES DATED 18-04-

2015 ISSUED BY THE 3RD RESPONDENT

ANNEXURE-R3(E) THE TRUE COPY OF JUDGMENT DATED 05-11-2024 OF THIS HON'BLE COURT IN

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

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

 
 

LatestLaws Partner Event : IJJ

 

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

 
 
Latestlaws Newsletter