2021 INSC 0387 REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION  CIVIL APPEAL NO. 5060  OF 2021 [Arising out of SLP(C) No. 7556 of 2021] SANJAY RAMDAS PATIL        ...APPELLANT(S) VERSUS SANJAY AND OTHERS    ...RESPONDENT(S) WITH CIVIL APPEAL NO. 5061 OF 2021 [Arising out of SLP(C) No. 7557 of 2021] CIVIL APPEAL NO. 5062  OF 2021 [Arising out of SLP(C) No. 7558 of 2021] CIVIL APPEAL NO. 5063 OF 2021 [Arising out of SLP(C) No. 8870 of 2021] J U D G M E N T B.R. GAVAI, J. 1. Leave granted. 2. All   these   appeals   take   exception   to   the   judgment   and order   passed   by   the   Division   Bench   of   the   High   Court   of Judicature   at   Bombay,   Bench   at   Aurangabad   dated   7 th   May 1 2021,   thereby   allowing   the   writ   petition   being   Writ   Petition No.14440   of   2019,   filed   by   respondent   No.1­Sanjay   Sudhakar Jadhav   and   setting   aside   the   Notification   dated   27 th   November 2019 in respect of Dhule Municipal Corporation, vide which the Office   of   Mayor   in   Dhule   Municipal   Corporation   for   the   term commencing from June, 2021 was reserved for Backward Class category.   The   High   Court   further   directed   the   State   of Maharashtra to reconsider the reservation process for the office of   Mayor   in   Dhule   Municipal   Corporation   in   accordance   with the observations made by it in the judgment.  3. Appeals  arising   out  of SLP(C)  Nos.  7556 of  2021, 7557 of 2021   and   7558   of   2021   are   filed   by   the   Municipal   Councillors who belong to the Backward Class category whereas the appeal arising   out   of   SLP(C)   No.   8870   of   2021   is   filed   by   the   State   of Maharashtra.   4. Facts   in   brief   giving   rise   to   filing   of   these   appeals   are   as under:­ We   will   refer   to   the   facts   in   appeal   arising   out   of   SLP(C) No.7556   of   2021.   The   respondent   No.1   though   belongs   to   the Scheduled   Caste   category,   was   elected   as   a   Councillor   to   the 2 Dhule   Municipal   Corporation   (hereinafter   referred   to   as   the “said   Corporation”)   from   the   General   category.     By   the Notification   dated   27 th   November   2019,   the   Office   of   Mayor   in the   said   Corporation   was   earmarked   for   Backward   Class   of Citizens   for   the   next   term   of   two   and   half   years   commencing from June, 2021. Contending that from the year 2003 onwards, the   Office   of   Mayor   in   the   said   Corporation   was   reserved   for Backward   Class   category   on   various   occasions,   but   was   not reserved   for   Scheduled   Caste   category,   a   petition   came   to   be filed   by   the   respondent   No.1,   challenging   the   said   reservation with   a   prayer   for   direction   to   reserve   the   post   of   Mayor   of   the said   Corporation   for   the   next   term   of   two   and   a   half   years   for Scheduled Caste category.  The said petition came to be allowed as aforesaid.  Being aggrieved thereby, the present appeals.   5. The   Division   Bench   of   the   High   Court   while   construing sub­rule   (2)   of   Rule   3   of   the   Maharashtra   Municipal Corporations   (Reservation   of   Offices   of   Mayors)   Rules,   2006 (hereinafter   referred   to   as   the   “said   Rules”)   and   relying   on   the judgment of the Single Judge of the Karnataka High Court held that since already on two earlier occasions, the Office of Mayor 3 of   the   said   Corporation   was   reserved   for   Backward   Class, reserving  the same again for Backward Class coupled with the fact that there has been no reservation for the Scheduled Caste category,   amounted   to   violation   of   rotation   policy.     As   such,   it remanded   the   matter   to   respondent   No.2­State   for consideration afresh in accordance with these observations. 6. We   have   heard   Ms.   Meenakshi   Arora,   learned   Senior Counsel   and   Mr.   Braj   Kishore   Mishra,   learned   counsel appearing   on   behalf   of   the   private   appellants   and   Mr.   Sachin Patil,   learned   counsel   appearing   on   behalf   of   the   State   of Maharashtra.   We   have   heard   Mr.   Nishant   Ramakantrao Katneshwarkar,   learned   counsel   appearing   on   behalf   of   the respondent­original writ petitioner. 7. It is the contention of the appellants that the judgment of the   High   Court   is   rendered   without   considering   the   import   of Clauses (d) and (e) of sub­rule (2) of Rule 3 of the said Rules.  It is submitted that out of the 27 total seats of Mayors available in the State, 1 is reserved for Scheduled Tribes, 3 are reserved for Scheduled   Castes   and   7   are   reserved   for   Backward   Class   of 4 Citizens.     Learned   counsel   for   the   appellant   further   submitted that out of 27 seats, only  9 seats are eligible for reservation of Scheduled   Tribes   category.     It   is   stated   that   taking   into consideration   the   fact   that   the   seats   reserved   for   Backward Class of Citizens are 7 as against 3 for Scheduled Castes, which is  more   than   twice,  it  is   quite   possible   that  while   applying   the said Rules, the reservation may be provided for Backward Class category   on   more   than   one   occasion   and   no   reservation   be provided for Scheduled Castes even on a single occasion. 8. It   is   stated   on   behalf   of   the   State   that   while   earmarking the   seats   of   Mayor,   the   State   of   Maharashtra   had   followed   an appropriate procedure so as to give effect to the said Rules.   It is   submitted   that,   however,   the   same   has   not   been   taken   into consideration by the High Court. 9. As   against   this,   Mr.   Katneshwarkar,   learned   counsel appearing on behalf of the original writ petitioner would submit that   the   High   Court   has   correctly   applied   the   principle   of rotation   and   held   that   unless   all   the   categories   got 5 representation   in   a   particular   Municipal   Corporation,   the reservation for a particular category cannot be repeated. 10. It   is   not   in   dispute   that   from   2003   to   2017,   the   Office   of Mayor of the said Corporation was reserved for Backward Class category for two terms, out of the total 7 terms.  It is also not in dispute   that   there   was   no   reservation   provided   for   the Scheduled Castes category even once.  We will have to consider the rival submissions in the backdrop of this factual scenario.   11. It   will   be   relevant   to   refer   to   Article   243T   of   the Constitution of India which reads thus:­ “ 243T. Reservation of seats (1)   Seats shall be reserved for the Scheduled Castes and the Scheduled Tribes in every Municipality and 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   constituencies   in   a Municipality. (2)   Not   less   than   one   third   of   the   total   number   of seats reserved under clause (1) shall be reserved for women belonging to the Scheduled Castes or, as the case may be, the Scheduled Tribes. 6 (3)   Not less than one third (including the number of seats   reserved   for   women   belonging   to   the Scheduled   Castes   and   the   Scheduled   Tribes)   of   the total   number   of   seats   to   be   filled   by   direct   election in   every   Municipality   shall   be   reserved   for   women and   such   seats   may   be   allotted   by   rotation   to different constituencies in a Municipality. (4)   The offices of Chairpersons in the Municipalities shall   be   reserved   for   the   Scheduled   Castes,   the Scheduled   Tribes   and   women   in   such   manner   as the Legislature of a State may, by law, provide. (5)   The reservation of seats under clauses (1) and (2) and the reservation of offices of Chairpersons (other than   the   reservation   for   women)   under   clause   (4) shall   cease   to   have   effect   on   the   expiration   of   the period specified in Article 334. (6)   Nothing in this Part shall prevent the Legislature of a State from making any provision for reservation of   seats   in   any   Municipality   or   offices   of Chairpersons   in   the   Municipalities   in   favour   of backward class of citizens.” 12. Perusal   of   Clause   (1)   of   Article   243T   would   reveal   that   it mandates   the   State   to   reserve   seats   for   Scheduled   Castes   and Scheduled   Tribes   in   every   Municipality.     It   further   mandates that   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 the 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 7 that area.   It further mandates that such seats may be allotted by rotation to different constituencies in a Municipality.  Clause (2) thereof provides that not less than 1/3 rd  of the total number of seats reserved under Clause (1) shall be reserved for women belonging to the Scheduled Castes or, as the case may be, the Scheduled Tribes.   Clause (3) provides that not less than 1/3 rd (including the number of seats reserved for women belonging to the   Scheduled   Castes   and   the   Scheduled   Tribes)   of   the   total number of seats to be filled by direct election shall be reserved for   women   and   such   seats   may   be   allotted   by   rotation   to different   constituencies   in   a   Municipality.     Clause   (4)   thereof provides   that   the   offices   of   the   Chairpersons   in   the Municipalities   shall   be   reserved   for   the   Scheduled   Castes,   the Scheduled   Tribes   and   women   in   such   manner   as   the Legislature of a State  may, by  law, provide.   Clause (6) thereof enables   the   Legislature   of   the   State   to   make   provision   for reservation   of   seats   in   any   Municipality   or   offices   of Chairpersons in the Municipalities in favour of Backward Class of Citizens. 8 13. Section   19   of   the   Maharashtra   Municipal   Corporations Act, 1949 (hereinafter referred to as the “said Act”) provides for election   of   Mayor   and   Deputy   Mayor   from   amongst   the Councillors   in   the   Corporation.   It   will   be   relevant   to   refer   to Section 19 (1A) of the said Act:­ “19. Mayor and Deputy Mayor (1) … (1A) There   shall   be   reservation   for   the   office   of   the Mayor   in   the   Corporation,   by   rotation,   for   the Scheduled   Castes,   the   Scheduled   Tribes,   women and   the   Backward   Class   of   citizens,   in   the prescribed manner.” 14. It could thus be seen that sub­section (1A) of Section 19 of the   said   Act   provides   that   there   shall   be   reservation   for   the office   of   the   Mayor   in   the   Corporation,   by   rotation,   for   the Scheduled   Castes,   the   Scheduled   Tribes,   Women   and   the Backward Class of Citizens, in the prescribed manner.   15. The  manner   of  reservation   has   been   provided   under   Rule 3 of the said Rules which reads thus:­ “3.  Reservation of offices for the election of Mayor ­ (1) The   State   Government   shall,   by   notification   in   the Official   Gazette ,   specify   the   number   of   offices   of Mayors   in   the   Municipal   Corporations   in   the   State to be reserved for the Scheduled Castes, Scheduled Tribes,   the   category   of   Backward   Class   of   Citizens 9 and   Women   (including   the   women   belonging   to   the category   of   Backward   Class   of   Citizens)   on   the following principles:­ (a)   The   number   of   offices   of   Mayors   to   be   so reserved   for   the   Scheduled   Castes   and   Scheduled Tribes   shall   bear,   as   nearly   as   may   be,   the   same proportion   to   the   number   of   such   offices   in   the Corporations   in   the   State   as   the   population   of   the Scheduled   Castes   and   the   Scheduled   Tribes   in   the Municipal   Corporation   areas   bears   to   the   total population of all Municipal Corporation areas:  Provided that, such office of Mayor may not be so   reserved,   if   the   number   of   Councillors   to   be elected   at   ward   elections   from   the   category   of   the Scheduled   Castes   or   Scheduled   Tribes   is   less   than three:  Provided   further   that,   while   specifying   such reservation one­third of the total number of seats so reserved shall  be reserved  for   the women  belonging to the Scheduled Castes or, as the case may be, the Scheduled Tribes:  Provided also that, in a Municipal Corporation, where   only   one   office   of   the   Councillor   is   reserved for the Scheduled Caste or, as the case may be, the Scheduled   Tribes,   then   it   shall   not   be   necessary   to reserve   the   office   for   women   belonging   to   the Scheduled   Castes   or,   as   the   case   may   be,   the Scheduled Tribes;  (b) As nearly as may be, twenty­seven per cent of the total number of offices of Mayors in the State shall be reserved for the category of Backward Class of Citizens:  Provided   that,   one­third   of   the   offices   so reserved   shall   be   reserved   for   Women   belonging   to the category of Backward Class of Citizens;  10 (c)   One­third   of   the   total   number   of   offices   of Mayors in the State (including the number of offices reserved   for   the   Scheduled   Castes,   the   Scheduled Tribes   and   the   category   of   Backward   Class   of Citizens) shall be reserved for women.  (2) The State Government shall,­ (a)   By   notification   in   the   Official   Gazette ,   allot by   draw   of   lots,   the   offices   of   the   Mayors   to   be reserved   for   the   Scheduled   Castes,   the   Scheduled Tribes,   the   category   of   Backward   Class   of   Citizens and Women,  on the principles specified in sub­rule (1).  (b) Ensure that, at any given point of time, the number   of   offices   of   Mayors,   reserved   for   the Scheduled   Castes,   the   Scheduled   Tribes,   the category of Backward Class of Citizens and Women shall   not   be   less   than   the   number   determined   in accordance with the provisions of sub­rule (1).  (c) The lots in respect of women belonging to a particular   category   shall   be   drawn   only   among   the offices of Mayors reserved for such category.  (d)   While   drawing   lots,   the   office   of   Mayor reserved for such category in the earlier years shall be   excluded   from   the   draw   of   lots   for   those categories;  (e) The offices of Mayors to be reserved shall be rotated in the subsequent terms of office of Mayor to such Corporation, in which no reservation has been made in the previous terms until such reservations are given by rotation to each category.” 16. It   is   clear   that   sub­rule   (1)   of   Rule   3   of   the   said   Rules provides   that   the   Government   shall,   by   notification   in   the 11 Official  Gazette,  specify  the  number  of  offices  of  Mayors  in  the Municipal   Corporations   in   the   State   to   be   reserved   for   the Scheduled   Castes,   Scheduled   Tribes,   Backward   Class   of Citizens   and   Women   (including   the   women   belonging   to   the category of Backward Class of Citizens).   Clause (a) of sub­rule (1)   of   Rule   3   of   the   said   Rules   provides   that   the   number   of offices   of   Mayors   to   be   so   reserved   for   the   Scheduled   Castes and Scheduled Tribes shall bear, as nearly as may be, the same proportion to the number of such offices in the Corporations in the   State   as   the   population   of   the   Scheduled   Castes   and   the Scheduled   Tribes   in   the   Municipal   Corporation   areas   bears   to the   total   population   of   all   Municipal   Corporation   areas. Obviously,   the   said   provision   is   in   tune   with   Clause   (1)   of Article   243T   of   the   Constitution   of   India.     The   first   proviso thereof   provides   that   such   office   of   Mayor   may   not   be   so reserved,   if   the   number   of   Councillors   to   be   elected   at   ward elections   from   the   category   of   the   Scheduled   Castes   or Scheduled   Tribes   is   less   than   3.     The   second   proviso   provides that   while   specifying   such   reservation,   1/3 rd   of   the   total number   of   seats   so   reserved   shall   be   reserved   for   the   women 12 belonging to the Scheduled Castes or, as the case may be, the Scheduled   Tribes.     It   further   provides   that   in   a   Municipal Corporation, where only one office of the Councillor is reserved for the Scheduled Castes or, as the case may be, the Scheduled Tribes,   then   it   shall   not   be   necessary   to   reserve   the   office   for women belonging to the Scheduled Castes or, as the case may be, the Scheduled Tribes. 17. Clause   (b)   of   sub­rule   (1)   of   Rule   3   of   the   said   Rules provides that as nearly as may be, 27% of the total number  of offices of Mayors in the State shall be reserved for the category of   Backward   Class   of   Citizens.     The   proviso   thereof   provides that 1/3 rd  of the offices so reserved shall be reserved for Women belonging to the category of Backward Class of Citizens.  Clause (c) of sub­rule (1) of Rule 3 of the said Rules provides that 1/3 rd of the total number  of offices of Mayors in the State (including the   number   of   offices   reserved   for   the   Scheduled   Castes,   the Scheduled   Tribes   and   the   category   of   Backward   Class   of Citizens) shall be reserved for women. 13 18. Sub­rule (2) of Rule 3 of the said Rules would be the most relevant   one   inasmuch   as   it   is   that   provision   which   falls   for consideration in the present matter.  Clause (a) thereof provides that   by   notification   in   the   Official   Gazette,   the   State Government shall allot by draw of lots, the offices of the Mayors to be reserved for the Scheduled Castes, the Scheduled Tribes, the   Backward   Class   of   Citizens   and   Women,   on   the   principles specified   in   sub­rule(1).     Clause   (b)   thereof   provides   that   the State Government shall ensure that, at any given point of time, the   number   of   offices   of   Mayors,   reserved   for   the   Scheduled Castes,   the   Scheduled   Tribes,   the   Backward   Class   of   Citizens and   Women   shall   not   be   less   than   the   number   determined   in accordance   with   the   provisions   of   sub­rule   (1).     Clause   (c) provides   that   the   lots   in   respect   of   women   belonging   to   a particular   category   shall   be   drawn   only   among   the   offices   of Mayors   reserved   for   such   category.     Clause   (d)   provides   that while   drawing   lots,   the   office   of   Mayors   reserved   for   such category in the earlier years shall be excluded from the draw of lots for those categories.   Clause (e) provides that the offices of Mayors to be reserved shall be rotated in the subsequent terms 14 of  office  of   Mayor   to   such  Corporation  in   which   no  reservation has   been   made   in   the   previous   terms   until   such   reservations are given by rotation to each category. 19. It is thus clear that the scheme of Rules which is in tune with   Section   19(1A)   of   the   said   Act   and   in   turn   with   the constitutional   provision   under   Article   243T,   is   to   provide reservation   to   the   Scheduled   Castes   and   Scheduled   Tribes   in proportion to the total population of the Scheduled Castes and Scheduled   Tribes   in   the   Municipal   Corporation   areas.     Insofar as the Backward Class is concerned, the reservation provided is fixed at 27% of the total number of offices of Mayors.   1/3 rd   of the total number of posts shall be reserved for women category including   the   one   belonging   to   Scheduled   Castes,   Scheduled Tribes   and   Backward   Class   of   Citizens.     Clause   (a)   of   sub­ rule(2)   of   Rule   3   of   the   said   Rules   mandates   the   State Government   to   allot   by   draw   of   lots,   the   offices   of   Mayors   for the   Scheduled   Castes,   Scheduled   Tribes,   Backward   Class   of Citizens and Women, on the principles specified in sub­rule (1). Clause (b) of sub­rule (2) of Rule 3 of the said Rules mandates the State Government to ensure that, at any given point of time, 15 the   number   of   offices   of   Mayors,   reserved   for   the   said categories,   shall   not   be   less   than   the   number   determined   in accordance   with   the   provisions   of   sub­rule(1).     Clause   (c)   of sub­rule (2) of Rule 3 of the said Rules provides that the lots in respect   of   women   belonging   to   a   particular   category   shall   be drawn   only   among   the   offices   of   Mayors   reserved   for   such category.   Clause (d) of sub­rule (2) of Rule 3 of the said Rules provides that while drawing lots, the offices of Mayors reserved for such category in the earlier years shall be excluded from the draw   of   lots   for   those   categories.     Clause   (e)   of   sub­rule   (2)   of Rule 3 of the said Rules requires that the offices of Mayors to be reserved,   shall   be   rotated   in   the   subsequent   terms   of   office   of Mayor   to   such   Corporation,   in   which   no   reservation   has   been made in the previous terms until such reservations are given by rotation to each category. 20. The High Court, while interpreting clause (e) of sub­rule (2) of Rule 3 of the said Rules, has held that until the reservations are given by rotation to each category, the reservation cannot be provided   to   a   category   for   which   reservation   was   already provided.     While   doing   so,   the   High   Court   has   relied   on   the 16 judgment   of   the   Karnataka   High   Court   in   M.   Abdul   Azeez   v. State   of   Karnataka   and   Others 1 .     We   will   have   to   examine the correctness of the said view. 21. The   procedure   adopted   for   draw   of   lots   followed   by   the State was explained by filing an affidavit before the High Court by   Smt.   Alice   Sufi   Pore,   Regional   Deputy   Director,   Municipal Administration,   Aurangabad.     It   will   be   relevant   to   refer   to paragraphs (5) to (8) of the said affidavit:­  “ 5. The  principles  and  manner   for  the  reservation is mentioned  in  the  Rule  3  (1)  and   procedure  to   be followed   by   the   State   Government   is   mentioned   in Rule   3   (2)   of   Maharashtra   Municipal   Corporations (Reservation of Offices of Mayor) Rules 2006. As per the   provisions   broadly   the   office   of   the   Mayor   of Corporations   are   reserved   in   the   proportion mentioned as follows:­ (a)  The number  of  offices of  the  Mayor   to  be so reserved for the Scheduled Castes and Scheduled Tribes   shall   bear,   as   nearly   as   maybe   the   same proportion to the total number of such offices in the Corporations   in   the   State   as   the   population   of   the Scheduled   Castes   and   Scheduled   tribes   in   the Municipal   Corporation   areas   bears   to   the   total population of all the Municipal Corporation Areas. (b)  As   nearly   as   may   be,   27%   of   the   total number of offices of the Mayors in the State shall be reserved for the Backward class of Citizen. 1 Writ Petition No. 38256 of 2013 decided on 06.01.2014 17 c)  One third of the total number of offices of Mayors (including the number of offices reserved for women belonging to the category of backward Class of Citizen) in the Corporations in the State shall be reserved for women. 6.  While   drawing   the   lots   for   the   reservation   of the office of the Mayors of all 27 Corporations in the state   on   13.11.2019   the   above   proportion mentioned   in   the   concern   Rules   is   followed   in totality   and   the   offices   of   Mayors   reserved   for different classes is as follows:­ Sr. No. Social Class The posts needs to allot as per rule Remarks General  Women Total  1. Scheduled Tribes 1 0 1 As per the rules  in proportion to  the total  population.  As  per third proviso of rule 3(1)(a).   2. Scheduled Castes 1 2 3 As per the rules  in proportion to  the total  population. 3. Backward class   of Citizens 3 4 7 As per the rules  27% of total  posts. 4. General women 0 8 8 One Half of the  unreserved  posts as per  rules. 5. Open 8  0 8 Total  13 14 27 7.  As  per   Rule  3  (2)  (d)  while   allotting  the   offices of the Mayor for persons belonging to the Scheduled Castes,   Scheduled   Tribes   and   the   Backward   Class of   Citizens   (including   women   belonging   to   the   said 18 categories) the offices of the Mayor reserved for any of   the   said   categories   in   the   earlier   years   shall   be excluded   Rule   3   (2)   (e)   indicates   the   policy   of rotation has to be followed while allotting the offices of Mayor. 8.  It is humbly submitted that the provisions and the   essence   of   the   rules   of   reservation   is   followed totally considering the total number of Corporations and   the   reservations   in   earlier   years   in   27 Corporations   in   the   State.   The   approved   procedure to   follow   the   above   rules   is   adopted   in   the   draw   of lots dated 13.11.2019. The approved minutes of the draw   of   lots   dated   13.11.2019   is   annexed   herewith and   marked   as   Exhibit   ‘A’.   A   copy   of   the   factual position of earlier Reservation in Annexed here with and   marked   as   Exhibit   ‘B’.   As   per   the   factual position   of   earlier   reservation   and   the   number   of posts   mandatorily   needs   to   be   reserved   for   various class the following approved principle is followed:­ a)  For   Schedule   Tribes   1   posts   of   Mayor needs   to   be   mandatorily   reserved   and   out   of   27 Corporations   there   are   9   Corporations   where   the number   of   Concillors   to  be   elected   at   ward   election from   the   said   category   is   not   less   than   3.   Out   of those   9   corporation   4   Corporations   were   reserved for   schedule   tribes   in   earlier   years.   And   those   4 corporations   are   excluded   as   their   are   5 corporations   available   for   draw   of   lots,   which   were not previously reserved for scheduled tribes. And in the draw of lots dated 163.11.2019 by following the laid   procedure   out   of   those   5   Corporations   1 corporation is reserved for schedule Tribe [sic]. b)  For   Schedule   Castes   3   posts   of   Mayor needs   to   be   mandatorily   reserved   and   out   of   27 Corporation   12   corporations   were   reserved   for schedule   Castes   in   earlier   years.   Those   12 19 Corporations   and   1   corporation   (vasi­Virar Corporation) which was reserved for schedule tribes in   the   first   draw   of   this   draw   of   lots   dated 13.11.2019   are   excluded,   So   there   are   14 Corporations   available,   which   were   not   previously reserved   for   schedule   caste.   In   para   no.4   of   this minutes   the   details   of   draw   of   lots   for   scheduled caste   is   mentioned.   And   it   is   clear   that   Dhule Corporation   was   also   considered   among   those   14 corporations in the draw for schedule caste. Though it   is   a   draw   of   lots   out   of   those   14   corporations   3 corporations   (Mira­   Bhayender,   Ahmednagar   and Parbhani   Corporation)   got   reserved   for   Schedule caste [sic]. c)  For backward Class of Citizens 7 posts of Mayor   needs   to   be   mandatorily   reserved   and   it   is clearly   mentioned   that   out   of   27   Corporations   26 Corporations   excluding   newly   created   Panvel Corporation   were   reserved   for   Backward   Class   of Citizens   in   earlier   years.   As   26   Corporations   were reserved   for   backward   Class   of   Citizens   in   earlier years,   for   the   draw   of   lots   dated   13.11.2019   even the   minimum   required   7   Corporations   were   not available.   Which   were   not   previously   reserved   for backward   Class   of   Citizens.   And   considering   this fact   and   the   provisions   in   the   Act   and   Rules   the   7 Corporations   which   were   reserved   for   backward Class   of   Citizens   in   the   earlier   years,   i.e. immediately   preceding   term   were   excluded   in   the draw of lots dated 13.11.2019.  By   following   the   laid   procedure   the   4 Corporations   which   are   reserved   in   the   1 st   and   2 nd draws   for   Scheduled   Tribes   (1   Corporation)   and scheduled   castes   (3   Corporations)   in   the   current draw of lots and 7 corporations which were reserved for   backward   Class   of   Citizens   in   the   immediately preceding   term   are   excluded   and   the   remaining corporations   including   Dhule   Corporation   are 20 considered   for   this   draw   and   in   the   draw   the   7 Corporations   are   reserved   for   backward   class   of Citizens.”  22. It   could   thus   be   seen   from   paragraph   (8)   of   the   said affidavit   that   insofar   as   Scheduled   Castes   are   concerned,   3 posts of Mayor need to be mandatorily reserved. It could further be   seen   that   out   of   27   Corporations,   12   Corporations   were reserved for Scheduled Castes in earlier years.  It further states that   those   12   Corporations   and   1   Corporation   (Vasai­Virar Corporation)   which   was   reserved   for   Scheduled   Tribes   in   the first draw of lots dated 13 th   November 2019 were excluded.   As such,   there   are   14   Corporations   available,   which   were   not previously   reserved   for   Scheduled   Castes.     It   is   further   clear that   when   draw   of   lots   was   done   for   the   Scheduled   Castes category,   amongst   the   other   eligible   Corporations,   Dhule Municipal   Corporation   was   also   considered.     However,   in   the said   draw   of   lots,   3   Corporations   i.e.   Mira­Bhayandar, Ahmednagar  and  Parbhani Municipal Corporation  got  reserved for Scheduled Castes. 23. Insofar as Backward Class is concerned, it is stated that 7 posts   of   Mayor   need   to   be   mandatorily   reserved.     Out   of   27 21 Corporations,   26   Corporations   excluding   the   newly   created Panvel   Corporation   were   reserved   for   Backward   Class   of Citizens   in   the   earlier   years.     It   is   stated   that   since   26 Corporations   were   reserved   for   Backward   Class   of   Citizens, even   the   minimum   required   7   Corporations   were   not   available in   the   draw   in   question.   As   such,   7   Corporations   which   were reserved for Backward Class of Citizens in the earlier years i.e. immediately preceding term, were excluded in the draw of lots. So   also,   4   Corporations   which   got   reserved   for   Scheduled Castes and Scheduled Tribes in the first and second draw, were excluded.   As such, the draw of lots was done from the pool of 16 Corporations after excluding the 7 Corporations which were reserved   for   Backward   Class   of   Citizens   in   the   immediately preceding term and the 4 Corporations which were reserved for Scheduled Castes and Scheduled Tribes. 24. We   have   no   hesitation   in   observing   that   sub­rule   (2)   of Rule   3   of   the   said   Rules   has   not   been   happily   worded.     On   a plain   reading,   various   clauses   in   the   sub­rule   are   capable   of being   interpreted   in   a   manner   that   there   are   inconsistencies and at times, conflict amongst them.   We will have to therefore 22 examine   the   legal   position   with   the   aid   of   principles   of interpretation as laid down by this Court in such situations. 25. In   Philips India Limited v. Labour Court, Madras and Others 2 , this Court observed thus:­   “15.   No   canon   of   statutory   construction   is   more firmly   established   than   that   the   statute   must   be read   as   a   whole.   This   is   a   general   rule   of construction applicable to all statutes alike which is spoken   of   as   construction   ex   visceribus   actus .   This rule   of   statutory   construction   is   so   firmly established that it is variously styled as “elementary rule”   (see   Attorney   General   v.   Bastow   [(1957)   1   All ER   497]   )   and   as   a   “settled   rule”   (see   Poppatlal Shah   v.   State   of   Madras   [AIR   1953   SC   274   :   1953 SCR   667]   ).   The   only   recognised   exception   to   this well­laid   principle   is   that   it   cannot   be   called   in   aid to   alter   the   meaning   of   what   is   of   itself   clear   and explicit.   Lord   Coke   laid   down   that:   “it   is   the   most natural   and   genuine   exposition   of   a   statute,   to construe one part of a statute by another part of the same   statute,   for   that   best   expresseth   meaning   of the   makers”   (Quoted   with   approval   in   Punjab Beverages   Pvt.   Ltd.   v.   Suresh   Chand   [(1978)   2   SCC 144 : 1978 SCC (L&S) 165 : (1978) 3 SCR 370]).” 26. In   Balasinor   Nagrik   Cooperative   Bank   Limited   v. Babubhai   Shankerlal   Pandya   and   Others 3 ,   this   Court observed thus:­   “4.   …..It is an elementary  rule that construction of a section is to be made of all parts together. It is not 2 (1985) 3 SCC 103 3 (1987) 1 SCC 606 23 permissible to omit any part of it. For, the principle that the statute must be read as a whole is equally applicable to different parts of the same section……” 27. Again   in   the   case   of   Mohan   Kumar   Singhania   and Others   v.   Union   of   India   and   Others 4 ,   this   Court   observed thus:­   “67.   We think, it is not necessary to proliferate this judgment by citing all the judgments and extracting the  textual   passages  from  the  various  textbooks  on the principles of Interpretation of Statutes. However, it will suffice to say that while interpreting a statute the   consideration   of   inconvenience   and   hardships should   be   avoided   and   that   when   the   language   is clear and explicit and the words used are plain and unambiguous,   we   are   bound   to   construe   them   in their ordinary sense with reference to other clauses of   the   Act   or   Rules   as   the   case   may   be,   so   far   as possible,   to   make   a   consistent   enactment   of   the whole statute or series of statutes/rules/regulations relating   to   the   subject   matter,   Added   to   this,   in construing a statute, the Court has to ascertain the intention   of   the   law   making   authority   in   the backdrop   of   the   dominant   purpose   and   the underlying   intendment   of   the   said   statute   and   that every   statute   is   to   be   interpreted   without   any violence   to   its   language   and   applied   as   far   as   its explicit   language   admits   consistent   with   the established rule of interpretation.” 28. In   Sultana   Begum   v.   Prem   Chand   Jain 5 ,   this   Court observed thus:­ 4 1992 Supp (1) SCC 594 5 (1997) 1 SCC 373 24 “15.   On   a   conspectus   of   the   case­law   indicated above,   the   following   principles   are   clearly discernible: (1) It is the duty of the courts to avoid a head­ on   clash   between   two   sections   of   the   Act   and to  construe  the   provisions   which  appear  to  be in   conflict   with   each   other   in   such   a   manner as to harmonise them. (2)   The   provisions   of   one   section   of   a   statute cannot   be   used   to   defeat   the   other   provisions unless the court, in spite of its efforts, finds it impossible   to   effect   reconciliation   between them. (3) It has to be borne in mind by all the courts all the time that when there are two conflicting provisions   in   an   Act,   which   cannot   be reconciled   with   each   other,   they   should   be   so interpreted   that,   if   possible,   effect   should   be given to both.   This is the essence of the rule of “harmonious construction”. (4)   The   courts   have   also   to   keep   in   mind   that an   interpretation   which   reduces   one   of   the provisions   as   a   “dead   letter”   or   “useless lumber” is not harmonious construction. (5)   To   harmonise   is   not   to   destroy   any statutory provision or to render it otiose.” 29. In   Jagdish   Singh   v.   Lt.   Governor,   Delhi   and   Others 6 , this Court observed thus:­ “7.   ….It   is   a   cardinal   principle   of   construction  of  a statute   or   the   statutory   rule   that   efforts   should   be made in construing the different provisions, so that, each provision will have its play and in the event of any   conflict   a   harmonious   construction   should   be given.   Further   a   statute   or   a  rule  made  thereunder should be read as a whole and one provision should 6 (1997) 4 SCC 435 25 be   construed   with   reference   to   the   other   provision so   as   to   make   the   rule   consistent   and   any construction   which   would   bring   any   inconsistency or repugnancy between one provision and the other should   be   avoided.   One   rule   cannot   be   used   to defeat   another   rule   in   the   same   rules   unless   it   is impossible   to   effect   harmonisation   between   them. The   well­known   principle   of   harmonious construction is that effect should be given to all the provisions,   and   therefore,   this   Court   has   held   in several   cases   that   a   construction   that   reduces   one of   the   provisions   to   a   “dead   letter”   is   not   a harmonious   construction   as   one   part   is   being destroyed   and   consequently   court   should   avoid such a construction…..” 30. In   Commissioner   of   Income   Tax   v.   Hindustan   Bulk Carriers 7 , this Court observed thus:­   “16.   The courts will have to reject that construction which   will   defeat   the   plain   intention   of   the legislature   even   though   there   may   be   some inexactitude   in   the   language   used. (See   Salmon   v.   Duncombe   [(1886)   11   AC   627   :   55 LJPC   69   :   55   LT   446   (PC)]   AC   at   p. 634,   Curtis   v.   Stovin   [(1889) 22 QBD 513 : 58 LJQB 174   :   60   LT   772   (CA)]   referred   to   in   S.   Teja   Singh case   [AIR 1959 SC 352 : (1959) 35 ITR 408] .) 17.   If the choice is between two interpretations, the narrower of which would fail to achieve the manifest purpose   of   the   legislation,   we   should   avoid   a construction   which   would   reduce   the   legislation   to futility,   and   should   rather   accept   the   bolder construction,   based   on   the   view   that   Parliament would   legislate   only   for   the   purpose   of   bringing 7 (2003) 3 SCC 57 26 about   an   effective   result.   (See   Nokes   v.   Doncaster Amalgamated  Collieries   [(1940) 3 All ER 549 : 1940 AC 1014 : 109 LJKB 865 : 163 LT 343 (HL)] referred to  in   Pye   v.   Minister  for  Lands  for  NSW   [(1954)  3  All ER 514 : (1954) 1 WLR 1410 (PC)] .) The principles indicated   in   the   said   cases   were   reiterated   by   this Court   in   Mohan   Kumar   Singhania   v.   Union   of India   [1992   Supp   (1)   SCC   594   :   1992   SCC   (L&S) 455 : (1992) 19 ATC 881 : AIR 1992 SC 1] . 18.   The   statute   must   be   read   as   a   whole   and   one provision   of   the   Act   should   be   construed   with reference   to   other   provisions   in   the  same   Act   so   as to   make   a   consistent   enactment   of   the   whole statute. 19.   The   court   must   ascertain   the   intention   of   the legislature   by   directing   its   attention   not   merely   to the   clauses   to   be   construed   but   to   the   entire statute; it must compare the clause with other parts of the law and the setting in which the clause to be interpreted   occurs.   (See   R.S.   Raghunath   v.   State   of Karnataka   [(1992) 1 SCC 335 : 1992 SCC (L&S) 286 :   (1992)   19   ATC   507   :   AIR   1992   SC   81]   .)   Such   a construction   has   the   merit   of   avoiding   any inconsistency or repugnancy either within a section or   between   two   different   sections   or   provisions   of the same statute. It is the duty of the court to avoid a   head­on   clash   between   two   sections   of   the   same Act. (See   Sultana Begum   v.   Prem Chand Jain   [(1997) 1 SCC 373 : AIR 1997 SC 1006] .) 20.   Whenever it is possible to do so, it must be done to   construe   the   provisions   which   appear   to   conflict so   that   they   harmonise.   It   should   not   be   lightly assumed   that   Parliament   had   given   with   one   hand what it took away with the other. 21.   The   provisions   of   one   section   of   the   statute cannot be used to  defeat those  of  another  unless it is   impossible   to   effect   reconciliation   between   them. 27 Thus   a   construction   that   reduces   one   of   the provisions   to   a   “useless   lumber”   or   “dead   letter”   is not a harmonised construction. To harmonise is not to destroy.” 31. It could thus be seen that it is more than well settled that it   is   the   duty   of   the   Court   to   construe   the   Statute   as   a   whole and   that   one   provision   of   the   Act   has   to   be   construed   with reference   to   other   provisions   so   as   to   make   a   consistent enactment  of  the  whole  Statute.    It  is  the  duty   of  the  Court  to avoid   a   head­on   clash   between   two   sections   and   construe   the provisions   which   appear   to   be   in   conflict   with   each   other   in such a manner so as to harmonise them.   It is further equally settled   that   while   interpreting   a   particular   statutory   provision, it should not result  into  making  the other  provision  a  “useless lumber” or a “dead letter”. While construing the provisions, the Court   will   have   to   ascertain   the   intention   of   the   law­making authority   in   the   backdrop   of   dominant   purpose   and   the underlying intendment of the Statute. 32. In   the   light   of   these   guiding   principles,   we   will   have   to construe   the   provisions   that   fall   for   consideration. 28 Undisputedly, the said Rules are mechanism for giving effect to the   constitutional   mandate   under   Article   243T   of   the Constitution of providing reservation for Scheduled Castes and Scheduled   Tribes   and   the   enabling   provision   for   providing reservation for Backward Class of Citizens in proportion to their population.     As   already   discussed   hereinabove,   the   said   Rules have   been   prescribed   so   as   to   provide   a   procedure   for   the reservation of the office of Mayor in the Corporation by rotation for   the   Scheduled   Castes,   the   Scheduled   Tribes,   Women   and the Backward Class of Citizens as mandated under Section 19 (1A) of the said Act.   It could thus be seen that the intent and the dominant purpose of Rule 3 of the said Rules is to provide reservation   to   Scheduled   Castes,   Scheduled   Tribes,   Backward Class   of  Citizens  and  Women   and   further   to   ensure   that   there is   no   repetition   of   reservation   of   a   particular   category   in   a particular Corporation. It could thus be seen that the dominant purpose and the legislative intent of the said Rules is to provide reservation in proportion of the population of such categories in the   Municipal   areas   and   also   to   ensure   that   while   all   the eligible   Corporations   get   reservation   at   some   point   of   time   for 29 the   different   categories,   at   the   same   time   there   would   be   no repetition   of   reservation   until   the   rotation   is   complete. However,   while   doing   so,   the   number   of   seats   reserved   for   a particular   category   also   cannot   be   ignored.   As   already   pointed out   hereinabove,   the   total   number   of   seats   reserved   for Scheduled Castes are 3 whereas for Backward Class of citizens, they are 7.   Sub­rule (2) of Rule 3 of the said Rules prescribes the manner in which the seats are to be allotted to be reserved for   various   categories   including   women.   Clause   (a)   thereof provides   that   it   shall   be   done   by   notification   in   the   Official Gazette by allotment of draw of lots.  Clause (d) thereof provides that while drawing lots, the offices of Mayors reserved for such category in the earlier years shall be excluded from the draw of lots   for   those   categories.     Clause   (e)   thereof   provides   that   the offices   of   Mayors   to   be   reserved   shall   be   rotated   in   the subsequent   terms   of   office   of   Mayor   to   such   Corporation,   in which no reservation has been made in the previous terms until such reservations are given by rotation to each category. 33. No   doubt,   that   at   the   first   blush,   an   isolated   reading   of clause (e) is capable of being interpreted in a manner that until 30 reservation   is   provided   for   each   category   by   rotation,   the   said office cannot be reserved for a category for which it was already reserved.   However,  if  the  Rules  along   with   Article  243T   of  the Constitution   and   Section   19(1A)   of   the   said   Act   are   read   as   a whole,   then   the   dominant   purpose   behind   the   said   Rules appears   to   be   that   the   reservation   as   mandated   in   the Constitution,   should   be   provided   for   offices   of   Mayors   in   the Corporations.     While   doing   so,   the   reservation   has   to   be provided   by   a   draw   of   lots.     It   has   to   be   ensured   that   at   any given point of time, the number of offices of Mayors reserved for such categories should not be less than the number determined in   accordance   with   the   provisions   of   sub­rule   (1)   of   Rule   3   of the said Rules.   Clause (d) of sub­rule (2) of Rule 3 of the said Rules   also   provides   that   while   drawing   lots,   the   offices   of Mayors reserved for such category in the earlier years, shall be excluded   from   the   draw   of   lots   for   those   categories.     The purpose   appears   to   ensure   that   the   reservation   is   not   thrust upon   a   particular   Corporation   again   and   again   and   all   the Corporations,   at   some   point   of   time,   will   have   the   office   of Mayor   reserved   for   particular   category   in   accordance   with   the 31 said Rules.   The office of Mayor can be reserved for  Scheduled Tribes in only 9 Corporations whereas all the Corporations are eligible   for   reservation   for   Scheduled   Castes   and   Backward Class   of   Citizens.     However,   taking   into   consideration   the   fact that   the   number   of   seats   reserved   for   Scheduled   Castes   are   3 whereas   for   Backward   Class   of   Citizens,   they   are   7   i.e.   more than twice,  it is quite probable that the post of Mayor could be reserved   for   two   earlier   terms   for   Backward   Class   of   Citizens and   whereas   no   reservation   is   provided   for   Scheduled   Castes. We   find   that   a   harmonious   construction   of   the   said   Rules would   not   lead   to   a   conclusion   that   the   procedure   as   followed by the State Government in allotting the reservation by draw of lots,   would   be   said   to   be   inconsistent   with   the   scheme   of   the said   Rules.     As   has   been   explained   in   the   affidavit   filed   before the   High   Court   by   Smt.   Alice   Sufi   Pore,   after   excluding   12 Corporations   which   are   already   reserved   for   Scheduled   Castes in   the   earlier   years   and   the   one   which   was   reserved   for Scheduled   Tribes   in   the   first   draw   of   lots,   there   were   14 Corporations   available   including   the   Dhule   Municipal Corporation.     The   said   Corporation   was   also   included   in   the 32 draw of lots for Scheduled Castes.  However, in the draw of lots, it could not be reserved for Scheduled Castes.  However, insofar as   Backward   Class   is   concerned,   out   of   27   Corporations,   26 Corporations   excluding   newly   created   Panvel   Corporation   were already   reserved   for   Backward   Class   in   the   earlier   years.     As such,   the   State   excluded   the   7   Corporations   which   were immediately reserved for the Backward Class and also excluded the   4   Corporations   which   were   reserved   for   Scheduled   Castes and   Scheduled   Tribes   in   the   present   draw   of   lots. Coincidentally,   in   the   draw   of   lots,   Dhule   Municipal Corporation   was   one   of   the   7   Corporations   which   got   to   be reserved for the Backward Class. 34. We find that such a situation is bound to occur in view of the   difference   in   number   of   seats,   reserved   for   Scheduled Castes and Backward Class of Citizens.  If the interpretation as placed   is   to   be   accepted   then   unless   the   post   of   Mayor   is reserved   for   Scheduled   Tribes   in   all   the   Corporations   to complete   the   rotation,   it   will   not   be   possible   to   provide reservation   for   the   categories   which   were   already   reserved earlier.  However, it could be seen that as per the Rules, only 9 33 Corporations   could   be   reserved   for   Scheduled   Tribes.   We therefore find that the combined reading of the said Rules along with   the   constitutional   mandate   under   Article   243T   of   the Constitution   and   Section   19(1A)   of   the   said   Act   would   not permit the interpretation as placed by the High Court. 35. Apart from that, we find that another rule of interpretation will   also   come   into   play.   It   will   be   relevant   to   refer   to   the observations   of   this   Court   in   State   of   Tamil   Nadu   v.   M.K. Kandaswami and Others 8 :­ “26.   ….If   more   than   one   construction   is   possible, that which preserves its workability, and efficacy  is to   be   preferred   to   the   one   which   would   render   it otiose or sterile…..” 36. This   Court   in   Commissioner   of   Income   Tax   v. Hindustan Bulk Carriers   (supra)  has observed thus:­   “15.   A   statute   is   designed   to   be   workable   and   the interpretation thereof by a court should be to secure that object unless crucial omission or clear direction makes   that   end   unattainable. (See   Whitney   v.   IRC   [1926   AC   37   :   10   Tax   Cas   88   : 95 LJKB 165 : 134 LT 98 (HL)] , AC at p. 52 referred to in   CIT   v.   S. Teja Singh   [AIR 1959 SC 352 : (1959) 8 (1975) 4 SCC 745 34 35   ITR   408]   and   Gursahai   Saigal   v.   CIT   [AIR   1963 SC 1062 : (1963) 48 ITR 1] .)” 37. In   Balram   Kumawat   v.   Union   of   India   and   Others 9 , this Court observed thus:­   “25.   A   statute   must   be   construed   as   a   workable instrument.   Ut   res   magis   valeat   quam   pereat   is   a well­known   principle   of   law.   In   Tinsukhia   Electric Supply   Co.   Ltd.   v.   State   of   Assam   [(1989)   3   SCC 709   :   AIR   1990   SC   123]   this   Court   stated   the   law thus: (SCC p. 754, paras 118­120) “ 118 .   The   courts   strongly   lean   against   any construction   which   tends   to   reduce   a   statute to   futility.   The   provision   of   a   statute   must   be so   construed   as   to   make   it   effective   and operative, on the principle ‘ ut res magis valeat quam   pereat ’.   It   is,   no   doubt,   true   that   if   a statute   is   absolutely   vague   and   its   language wholly intractable and absolutely meaningless, the   statute   could   be   declared   void   for vagueness.   This   is   not   in   judicial   review   by testing   the   law   for   arbitrariness   or unreasonableness under Article 14; but what a court   of   construction,   dealing   with   the language   of   a   statute,   does   in   order   to ascertain   from,   and   accord   to,   the   statute   the meaning   and   purpose   which   the   legislature intended   for   it.   In   Manchester   Ship   Canal Co.   v.   Manchester   Racecourse   Co.   [(1900)   2   Ch 352   :   69   LJCh   850   :   83   LT   274   (CA)]   Farwell, J. said: (pp. 360­61) 9 (2003) 7 SCC 628 35 ‘Unless   the   words   were   so   absolutely senseless that I could do nothing at all with them,   I   should   be   bound   to   find   some meaning   and   not   to   declare   them   void   for uncertainty.’ 119 .   In   Fawcett   Properties   Ltd.   v.   Buckingham County Council   [(1960) 3 All ER 503 : (1960) 3 WLR   831   (HL)]   Lord   Denning   approving   the dictum of Farwell, J. said: (All ER p. 516) ‘But   when   a   statute   has   some   meaning, even   though   it   is   obscure,   or   several meanings,   even   though   there   is   little   to choose   between   them,   the   courts   have   to say   what   meaning   the   statute   is   to   bear, rather than reject it as a nullity.’ 120 .   It   is,   therefore,   the   court's   duty   to   make what   it   can   of   the   statute,   knowing   that   the statutes   are   meant   to   be   operative   and   not inept   and   that   nothing   short   of   impossibility should   allow   a   court   to   declare   a   statute unworkable.   In   Whitney   v.   IRC   [1926   AC   37   : 95   LJKB   165   :   134   LT   98   (HL)]   Lord   Dunedin said: (AC p. 52) ‘A   statute   is   designed   to   be   workable,   and the interpretation thereof by a court should be   to   secure   that   object,   unless   crucial omission   or   clear   direction   makes   that   end unattainable.’ ” 26.   The courts will therefore reject that construction which   will   defeat   the   plain   intention   of   the legislature   even   though   there   may   be   some inexactitude   in   the   language   used. [See   Salmon   v.   Duncombe   [(1886)   11   AC   627   :   55 36 LJPC 69 : 55 LT 446 (PC)] (AC at p. 634).] Reducing the legislation futility shall be avoided and in a case where   the   intention   of   the   legislature   cannot   be given   effect   to,   the   courts   would   accept   the   bolder construction   for   the   purpose   of   bringing   about   an effective result…….”   38. It could thus be seen that the Court will have to prefer an interpretation   which   makes   the   Statute   workable.   The interpretation   which   gives   effect   to   the   intention   of   the legislature, will have to be preferred.   The interpretation which brings about the effect of result, will have to be preferred than the   one   which   defeats   the   purpose   of   the   enactment.     As already discussed hereinabove, the dominant intent of the said Rules   is   to   give   effect   to   the   reservation   policy   while   ensuring that   reservations   are   not   repeated   in   particular   Corporations and   at   the   same   time   in   all   the   Corporations,   there   shall   be reservation, at some point of time, for all the eligible categories by rotation. The legislative intent is to exclude the Corporations which   were   earlier   reserved   for   a   particular   category   until   all the   categories   are   provided   reservation.     However,   while   doing so, the Court will have to interpret Rule 3 of the said Rules in 37 such   a   manner   that   this   scheme   is   made   workable   and   not frustrated.  At the cost of repetition and particularly taking into consideration   the   difference   in   number   of   seats   for   Scheduled Castes   and   Backward   Class   of   Citizens,   we   find   that   the interpretation as placed by the High Court, would not make the said Rules workable and give effect to  the legislative intent.    It would have been a different matter that even after completion of the cycle, requisite reservation as per the Rules is not provided to   the   Scheduled   Castes   and   excessive   reservation   is   provided for   Backward   Class   of   Citizens.   Such   is   not   the   case. Unfortunately, for the writ petitioner, even for the present term, Dhule   Municipal   Corporation   was   also   in   the   pool   of   eligible Corporations   for   draw   of   lots   for   Scheduled   Castes   category. However,   in   the   draw,   it   could   not   be   reserved   for   Scheduled Castes.     Only   thereafter,   Dhule   Municipal   Corporation   was considered   in   the   pool   of   draw   of   lots   for   Backward   Class   of Citizens.     This   was   so   because   in   the   immediate   preceding elections,   the   office   of   Mayor   was   not   reserved   for   Backward Class of Citizens.   38 39. The   High   Court   has   strongly   relied   on   the   following observations   of   the   Single   Judge   of   the   Karnataka   High   Court in   M.   Abdul   Azeez   v.   State   of   Karnataka   and   Others (supra) :­   “ 27.1.    An   elementary test   to find out as to whether the   principle   of   rotation   is   violated   or   not,   is   to examine   as   to   whether   any   allotment   to   a   reserved category   is   repeated   in   any   Municipality   before commencement   of   a   fresh   cycle   of   rotation   for   that category.     If   there   is   any   allotment   to   any   reserved category for the second time in a Municipality before completion   of   a   cycle   of   rotation   or   before commencement   of   a   fresh   cycle   of   rotation   for   that category,   it   would   be   a   clear   violation   of   the principle of rotation .” 40.   However,   it   is   to   be   noted   that   the   Rules   that   fell   for consideration   before   the   Karnataka   High   Court,   provided   that the  offices of   the  President  and  Vice­President  shall  be  rotated for   the   different   categories   from   term­to­term.   The   Rules provided   that   the   cycle   of   the   reservation   will   begin   from   the Municipal   Council   which   had   the   highest   population   of   a particular category.  The rotation will go to the other Municipal Councils   in   the   descending   manner   on   the   basis   of   the population of a particular category in the concerned Municipal 39 Council area.  The scheme is that the Municipal Council which has the highest number  of population of a particular category, will be the first to be reserved for that category and the Council with the least population of that category, would be the last one to   be   reserved   for   that   category.     Only   after   completion   of   the said   cycle,   the   reservation   can   come   back   for   a   particular category which was reserved for it at the first instance.  It could thus be seen that the Rules that fell for consideration before the Karnataka   High   Court,   were   totally   different   than   the   ones which fell for consideration before the Bombay High Court. 41. Though   the   Division   Bench   of   the   High   Court   was   not bound   by   the   judgment   of   the   Single   Judge   and   it   had   only   a persuasive  value,  we  may  gainfully   refer  to   the  observations  of this Court in   The Regional Manager and Another v. Pawan Kumar Dubey 10 :­  “7.   …..Even   where   there   appears   to   be   some conflict,   it   would,   we   think,   vanish   when   the   ratio decidendi of each case is correctly understood. It is the rule deducible from the application of law to the facts and circumstances of a case which constitutes its   ratio   decidendi   and   not   some   conclusion   based upon   facts   which   may   appear   to   be   similar.   One additional   or   different   fact   can   make   a   world   of 10 (1976) 3 SCC 334 40 difference   between   conclusions   in   two   cases   even when   the   same   principles   are   applied   in   each   case to similar facts…..” 42. We   are   therefore   of   the   considered   view   that   the   view taken by the Division Bench of the Bombay High Court needs to be   interfered.   The   appeals   are   therefore   allowed   and   the judgment   and   order   passed   by   the   Bombay   High   Court   dated 7 th  May 2021, is quashed and set aside. ….…..….......................J.     [L. NAGESWARA RAO] …….........................J.        [B.R. GAVAI] NEW DELHI; SEPTEMBER 01, 2021. 41