Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sri.Bolla Venugopal vs The State Of Telangana
2025 Latest Caselaw 4233 Tel

Citation : 2025 Latest Caselaw 4233 Tel
Judgement Date : 25 June, 2025

Telangana High Court

Sri.Bolla Venugopal vs The State Of Telangana on 25 June, 2025

      THE HONOURABLE SMT. JUSTICE T. MADHAVI DEVI


                 WRIT PETITION NO.2399 OF 2024,
                 WRIT PETITION NO.2406 OF 2024,
                 WRIT PETITION NO.2410 OF 2024,
                 WRIT PETITION NO.2413 OF 2024,
                 WRIT PETITION NO.2661 OF 2024
                                   AND
                 WRIT PETITION NO.2665 OF 2024


                          COMMON ORDER

All these Writ Petitions have been filed challenging the inaction

on the part of the respondents in conducting elections to the Local

Bodies, i.e., Gram Panchayats though their term was going to expire on

31.01.2024, as illegal, arbitrary and violative of Articles 243E and 243K

of the Constitution of India and also as being contrary to the provisions

of the Telangana Panchayat Raj Act, 2018 and consequently to direct the

Telangana State Election Commission (respondent No.6) to conduct

elections to the post of Sarpanches of the respective Gram Panchayats in

the interest of justice and to pass such other order or orders.

2. On 13.08.2024, it was submitted by the learned Senior Counsel

representing the Election Commission of India that it has issued detailed W.P.Nos.2399, 2406, 2410, 2 2413, 2661 & 2665 of 2024

guidelines for sharing the electoral database along with the proceedings

with the State Election Commissions and that respondent No.6-State

Election Commission has to give an undertaking for sharing of electoral

database and after receiving the undertaking in the prescribed format,

respondent No.7-the Election Commission of India shall share the

electoral database with respondent No.6-State Election Commission.

Observing thus, this Court had directed respondent No.6 to submit the

undertaking in the proforma issued by respondent No.7. On 22.08.2024,

it was submitted that the Election Commission of India has provided the

electoral database to the Telangana State Election Commission on

18.08.2024 and that the State Election Commission started preparing

voters' list on 19.08.2024 and has issued notification of schedule dates

for preparation and publication on 21.08.2024. Learned Senior Counsel

appearing for the Telangana State Election Commission further

submitted that after receiving of the concurrence from the State

Government as per Section 197(6) of the Telangana Panchayat Raj Act,

2018, the State Election Commission will issue election notification for

conduct of Gram Panchayat elections. On 10.09.2024, learned

Additional Advocate General submitted that the Division Bench of this

Court has granted three months time for the BC Commission for W.P.Nos.2399, 2406, 2410, 3 2413, 2661 & 2665 of 2024

delimitation exercise and for conducting of Local Body elections and

sought time to file a copy of the order of the Division Bench. On

24.09.2024, it was submitted that the tentative schedule of Local Body

elections of Gram Panchayats would be produced before the Court and

on 01.10.2024, the learned Additional Advocate General submitted

written instructions issued by the Secretary, PR & RD Department

mentioning the tentative schedule for conducting of Gram Panchayat

elections and as per the directions of the Hon'ble Division Bench of this

Court, the identification of political backwardness for making

reservations to BCs and for determination of number of seats/offices for

Ward members/Sarpanches to be reserved to BCs and that this action

will be completed on or before 10.12.2024. Thereafter, the matter has

not been placed before this Court and it is listed today only.

3. Learned Senior Counsel appearing for the petitioners submitted

that though the term of the Sarpanches has come to an end on

31.01.2024, more than 14 months have gone by and the respondents

have not chosen to take any steps to conduct elections to the Gram

Panchayats in the State of Telangana.

W.P.Nos.2399, 2406, 2410, 4 2413, 2661 & 2665 of 2024

4. Learned Senior Counsel appearing for the petitioners has further

placed reliance upon the judgment of the Hon'ble Supreme Court in the

case of Kishansing Tomar Vs. Municipal Corporation of the City of

Ahmedabad and others 1 to submit that where the duration of the

Municipality is fixed as 5 years from the date of its first meeting and no

longer, it is incumbent upon the Election Commission and other

authorities to carry out the mandate of the Constitution and to see that a

new municipality is constituted in time and elections to the municipality

are conducted before the expiry of its duration of five years as specified

in clause (1) of Article 243U and that the State Election Commission

shall not put forward any excuse based on unreasonable grounds that the

election could not be completed in time. It was further observed that the

Election Commission shall try to complete the election before expiration

of the duration of five years' period as stipulated in clause (5) and where

it feels that it is not receiving the cooperation of the State Government

concerned in discharging its constitutional obligation of holding the

elections to the panchayats or municipalities within the time mandated

in the Constitution, it will be open to the State Election Commission to

approach the High Courts, in the first instance, and thereafter, the

(2006) 8 SCC 352 W.P.Nos.2399, 2406, 2410, 5 2413, 2661 & 2665 of 2024

Supreme Court for a writ of mandamus or such other appropriate writ

directing the State Government concerned to provide all the necessary

cooperation and assistance to the State Election Commission to enable

the latter to fulfil the constitutional mandate. Therefore, according to the

learned Senior Counsel, the Election Commission of India and the State

Election Commission have failed to fulfil their constitutional mandate

and thus have failed in their duties.

5. Learned Senior Counsel appearing for the State Election

Commission relied upon the provisions of Section 197(6) of the

Telangana Panchayat Raj Act, 2018 to submit that the State Election

Commission will have to file a schedule of elections after getting the

concurrence from the State Government and that it is waiting for the

said concurrence from the State Government and that it is ready to

conduct elections at the earliest.

6. Learned Additional Advocate General appearing for the State

Government has relied upon the instructions received in W.P.No.2661

of 2024 giving the approximate days required for completion of election

process. It is submitted that there are 5 stages in the process, and 3

stages have already been completed and the last 2 stages are yet to be W.P.Nos.2399, 2406, 2410, 6 2413, 2661 & 2665 of 2024

completed. He submitted that the State Government is ready to

cooperate with the State Election Commission for early conduct of

elections to the Gram Panchayats. He submitted that the process of

identifying the political backwardness of BCs has taken some time and

that it is now ready with the data. He placed reliance upon the judgment

of the Hon'ble Supreme Court in the case of Vikas Kishanrao Gawali

Vs. State of Maharashtra and others2 to submit that triple

test/conditions are required to be complied with by the State before

reserving seats in local bodies for OBCs and that it is the respondent

Government which has to undertake the exercise of identifying the areas

of political backwardness qua local bodies within the State. He

submitted that the State Government has appointed a one Man

Commission who has since submitted his report and that, that is the

reason why elections could not be conducted before the completion of

the tenure of the Gram Panchayats.

7. Having regard to the rival contentions and the material on record,

this Court finds that admittedly the tenure of the Gram Panchayats has

ended on 31.01.2024 and as per the constitutional mandate, the State

Election Commission was required to take steps to conduct elections

(2021) 6 SCC 73 W.P.Nos.2399, 2406, 2410, 7 2413, 2661 & 2665 of 2024

before the tenure comes to an end. The State Government also has to

give its concurrence and provide necessary infrastructure for holding of

elections. In this case, the delay in conduct of elections is more than 14

months. Without going into the merits as to whether the delay is

justified or otherwise, this Court deems it fit and proper to direct the

respondents to complete the 4th stage of election process, i.e., reservation

of seats/offices of Ward members/Sarpanches. The State Government

has stated that a minimum of 20 days is required for the said purpose.

This Court deems it fit and proper to grant 30 days from the date of

receipt of a copy of this order to the State Government to complete the

process and after completion of the Stage 4 process, the State

Government shall give its concurrence for conducting of elections to the

Gram Panchayats on the dates proposed by the State Election

Commission and thereafter, election notification shall be issued and

elections shall be conducted by the State Election Commission. Sixty

(60) days' time is granted to the State Election Commission to conduct

elections and declare the results. In effect, all the respondents are

directed to complete the process and conduct elections to the Gram

Panchayats and declare the results on or before 30.09.2025.

W.P.Nos.2399, 2406, 2410, 8 2413, 2661 & 2665 of 2024

8. With the above directions, the Writ Petitions are disposed of. No

order as to costs.

9. Pending miscellaneous petitions, if any, in all these Writ Petitions

shall stand closed.

___________________________ JUSTICE T. MADHAVI DEVI

Date: 25.06.2025

Svv

 
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