Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 12, Cited by 0]

Kerala High Court

P B Bhanumathi Amma vs State Of Kerala on 2 July, 2025

                                                  2025:KER:47555


W.A No.1245 of 2018​​   ​       ​
                                       1

              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

    THE HONOURABLE MR.JUSTICE SUSHRUT ARVIND DHARMADHIKARI

                                       &

             THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

   WEDNESDAY, THE 2ND DAY OF JULY 2025 / 11TH ASHADHA, 1947

                            WA NO. 1245 OF 2018

          AGAINST THE JUDGMENT DATED 28.05.2018 IN WPC NO.29313

OF 2007 OF HIGH COURT OF KERALA

APPELLANTS/PETITIONERS:
     1     P B BHANUMATHI AMMA​
           "NIRMALYAM", THRIKKARIYOOR P.O., KOTHAMANGALAM,
           ERNAKULAM DISTRICT.

      2       SINDHU​
              "NIRMALYAM", THRIKKARIYOOR P.O.,
              KOTHAMANGALAM,ERNAKULAM DISTRICT.

      3       BINDHU B.​
              "NIRMALYAM", THRIKKARIYOOR P.O.,
              KOTHAMANGALAM,ERNAKULAM DISTRICT.

              BY ADVS. ​
              SRI.K.RAMAKUMAR (SR.)​
              SMT.ASHA BABU​
              SMT.ASWINI SANKAR R.S.​
              SRI.T.H.ARAVIND​
              SRI.S.M.PRASANTH​
              SHRI.T.RAMPRASAD UNNI​
              SHRI.G.RENJITH​
                                                   2025:KER:47555


W.A No.1245 of 2018​​   ​   ​
                                 2



RESPONDENTS/RESPONDENTS:

      1       STATE OF KERALA​
              REPRESENTED BY CHIEF SECRETARY,
              THIRUVANANTHAPURAM-695001.

      2       THE COMMISSIONER & SECRETARY TO GOVERNMENT​
              SCHEDULED CASTES & SCHEDULED TRIBES DEVELOPMENT (E)
              DEPARTMENT, THIRUVANANTHAPURAM (THE CHAIRMAN, SCRUTINY
              COMMITTEE FOR VERIFICATION OF SCHEDULED TRIBES
              (MALAYARAYAN) CLAIM OF THE FAMILY MEMBERS OF
              SMT.BHANUMATHI)- 695 001.

      3       THE DIRECTOR, SCHEDULED CASTES DEVELOPMENT DEPARTMENT​
              THIRUVANANTHAPURAM - 695 001.

      4       THE DIRECTOR, SCHEDULED TRIBES DEVELOPMENT DEPARTMENT​
              THIRUVANANTHAPURAM- 695 001.

      5       THE DIRECTOR, KERALA INSTITUTE FOR RESEARCH, TRAINING
              AND DEVELOPMENT STUDIES OF SCHEDULED CASTES & SCHEDULED
              TRIBES (KIRTADS), KOZHIKODE-673017.

​     ​      SMT.LATHA T.THANKAPPAN, SPL. GOVT. PLEADER

     THIS   WRIT  APPEAL HAVING BEEN FINALLY HEARD ON
23.06.2025, THE COURT ON 02.07.2025 DELIVERED THE FOLLOWING:
                                                              2025:KER:47555


W.A No.1245 of 2018​​     ​      ​
                                        3

                              JUDGMENT

Sushrut Arvind Dharmadhikari, J.

​ The present intra-court appeal filed under Section 5 of the Kerala High Court Act, 1958 assails the judgment dated 28.05.2018 passed in W.P.(C) No.29313 of 2007, whereby the writ petition filed by the appellants/petitioners has been dismissed on the ground that the Scrutiny Committee adverted to facts and examined all documents and found that the claim of the appellants that they belong to Mala Arayan is bogus and they actually belong to Arayan-OBC/OEC.

​ 2. The brief facts of the case are that the appellants were certified to be members of the Hindu Mala Arayan community, which is one of the Scheduled Tribes notified under the orders issued under the Constitution of India. Their claim was upheld by the Tiruvalla Subordinate Judge's Court but in a second appeal filed after five years, it was upturned. Thereafter, Scrutiny Committee was constituted under the provisions of the Kerala (Scheduled Castes & Scheduled Tribes) Regulation of Issue of 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 4 Community Certificates Act, 1996 (hereinafter referred to as 'the Act of 1996'). Notices were issued to the appellants and they appeared before the Committee and produced the certificates issued by the Government that they were members of the Hindu Mala Arayan community. The Scrutiny Committee relied upon the report issued by the organisation called "Kerala Institute for Research, Training and Development Studies of Scheduled Castes & Scheduled Tribes (KIRTADS). Solely based on the report of the KIRTADS, the Scrutiny Committee held that the family of the appellants were not members of any Scheduled Tribe but they were only OBC.

3. Learned counsel for the appellants contended that the appellants had bonafide availed the benefits and concessions to the members of the Scheduled Tribes on the basis of the certificates issued by various Government officials made after enquiry. The appellants cannot be faulted for the action of the officials on the well known principles evolved by English courts 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 5 which the Hon'ble Supreme Court has accepted, a subject cannot be punished or penalised for action of the crown. The aforesaid principles clearly apply to the case of the appellants. KIRTADS did not conduct enquiries after giving notice to the appellants or their family members. In addition to that, KIRTADS had no authority and had also not recommended cancellation of the certificates already issued to the appellants.

4. Learned counsel for the appellants submitted that the entire procedure adopted by KIRTADS and Scrutiny Committee are totally invalid in law and in contravention of the provision of the Act of 1996. The KIRTADS was not duly constituted. The reasons stated in the order of the Scrutiny Committee are far from convincing to support their findings. In any event, the certificates issued by the Government in exercise of their powers cannot be cancelled by the Scrutiny Committee or KIRTADS. The 1st appellant already stood retired long back and has also taken all the service benefits in accordance with law. The appellants 2 and 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 6 3 are the daughters of the 1st appellant. The 2nd appellant also retired from service and the 3rd appellant is a qualified Doctor. No purpose will be served by declaring the caste status of the appellants at this stage. It is further contended that there is no provision to retrospectively declare a person to be a member of a particular community. The action of the Scrutiny Committee is clearly in contravention of the relevant Statute and is in violation of the various fundamental rights enjoyed by the appellants. As per the impugned judgment, respondents have taken a decision to prosecute the appellants herein for making false claims.

5. Learned counsel for the appellants contended that the following issues arise for consideration by this Court:

(a) ​ There has been no validly constituted Scrutiny Committee at all.
(b)​ The Scrutiny Committee has no power to order retrospective prosecution for an alleged act done years back as the same will be patently violative of Article 20 of the Constitution of India.
(c) ​ The well settled principle that the 'crown cannot go back on the performance of duty by its own officials', 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 7 has been overlooked by the Scrutiny Committee since the various certificates have been issued by different authorities testifying to the correctness of the certificates issued to the appellants not on their application but while being minors.
(d) ​ Act 11 of 1996 has no retrospective operation as has been held by series of decisions of the apex court and of this Hon'ble Court-
(2012) 8 SCC 430 (2013) 16 SCC 526 (2017) 8 SCC 670 2009 (4) KLT 112 2013(2) KLT 488 Judgment in MFA No. 107 of 2006 & Judgment in W.P.(c) No. 22711 of 2016
(e) ​ The report of the Scrutiny Committee has not been furnished to the appellants thereby clearly violating the principles of natural justice.
(f) ​ The appellants have been deprived of their livelihood thereby violating Articles 14, 19 and 21 of the Constitution of India without following the mandatory requirements in law.

​ 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 8

6. Learned counsel for the appellants contended that no enquiry was conducted as per the procedure laid down under Section 11 of the Act of 1996 as well as the procedure laid down by the Hon'ble Apex Court in the case of Kum.Madhuri Patil & Another v. Additional Commissioner, Tribal Development & Others [(1994) 6 SCC 241].

7. Section 11 of the Act 11 of 1996 provides for cancellation of false community certificate. Section 11 reads thus:

"11. Cancellation of false community certificate- (1) Where before or after the commencement of this Act, a person not belonging to any of the Scheduled Castes or the Scheduled Tribes has obtained a false community certificate to the effect that either himself or his children belongs or belong to such Caste or the Tribe, the Scrutiny Committee may either suo motu or on a written complaint or report by any person or authority, call for the records and enquire into the correctness of such certificate and if it is of the opinion that the certificate was obtained fraudulently, it shall, by order, cancel the certificate after giving the person concerned an opportunity of making a representation, if any.
(2) xxx (3) The Scrutiny Committee while performing its functions for verification and cancellation of community certificates shall follow such procedure as may be prescribed."

2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 9

8. Learned counsel for the appellants placed reliance on the case of Vijayan P.S. and Others v. State of Kerala and Others [2013 (2) KHC 149] to contend that, a community certificate cannot be cancelled on a mere finding that the person in whose favour the certificate was issued does not belong to Scheduled Caste or Scheduled Tribe community. However, before cancelling the certificate, the Scrutiny Committee has to form an opinion that it was obtained fraudulently. He further stated that there is no allegation of obtaining the caste certificate by fraud or misrepresentation. Therefore, unless it is held that the certificate was obtained by fraud, the same cannot be cancelled. He further submitted that as per the decision of the Hon'ble Apex Court in R.Unnikrishnan & Another v. V.K. Mahanudevan & Others [(2014) 4 SCC 434], the appellants are entitled to enjoy all benefits which accrued prior to the Constitution (Scheduled Castes) Order Amendment Act, 2007. In short, if it is found that the caste certificate has been obtained due to fraud, the employee 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 10 cannot claim the scheduled tribe's status any further, but he/she is entitled to retain all benefits which he/she had accrued prior to coming into force of the Amendment Act, 2007. In view of the aforesaid, the order passed in consequence to the impugned proceedings of the Scrutiny Committee, is liable to be set aside.

9. Learned counsel for the appellants further submitted that the Hon'ble Apex Court in the case of State of Maharashtra v. Milind & Others [(2001) 1 SCC 4] has held that "respondent No.1 therein had joined the medical course for the year 1985- 86. Almost 15 years have passed and he has already completed the course and may be practicing as a doctor. Taking into consideration the length of time, it is for nobody's benefit to annul his admission. Huge amount is spent on each candidate for completion of the medical course. No doubt, one Scheduled Tribe candidate was deprived of joining the medical course by the admission given to respondent no.1. If any action is taken against respondent No.1, it may lead to depriving the service of a doctor 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 11 to the society on whom public money has already been spent. In these circumstances, this judgment shall not affect the degree obtained by him and his practicing as a doctor. But we make it clear that he cannot claim to belong to the Scheduled Tribe covered by the Scheduled Tribes Order. In other words, he cannot take advantage of the Scheduled Tribes Order any further or for any other constitutional purpose. Having regard to the passage of time, in the given circumstances, including interim orders passed by this Court in SLP (C) No. 16372/85 and other related affairs, we make it clear that the admissions and appointments that have become final, shall remain unaffected by this judgment."

10. From the above observations, it is seen that since more than a decade has passed, the benefits already accrued to respondent No.1 in Milind (Supra) were not withdrawn; however, made it clear that he cannot claim to belong to the Scheduled Tribe covered by the Scheduled Tribes Order and also he cannot take advantage of the Scheduled Tribes Order any further or for any other constitutional 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 12 purpose and restricted the same to the benefit which he had already availed.

11. In view of the aforesaid, the judgment passed by the learned Single Judge is vitiated by grave irregularities and is liable to be interfered with, and the present writ appeal deserves to be allowed.

12. On the other hand, learned counsel for the respondents submitted that due procedure has been followed before cancelling the certificates. It is also submitted that the action taken against the appellants is an inevitable consequence of the proceedings of the Caste Scrutiny Committee whereby the caste certificate has been cancelled.

13. Heard both sides.

14. In the case of Vijayan P.S. (supra), a Division Bench of this Court had occasion to deal with identical issue and it was held as under:

"A false community certificate which is not cancelled in accordance with Section 11 of the Act without entering 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 13 into a finding that such certificate is obtained fraudulently will have to be treated as valid by virtue of Section 30 of the Act. A false community certificate may be issued under various circumstances. It may be issued due to a genuine or inadvertent mistake of the competent authority, it may be due to a mistake in showing relevant details by the applicant in the application for community certificate due to a genuine belief or a wrong impression about his caste. Thus, a false certificate may be issued not merely due to any fraud committed by the person concerned. Therefore, the crucial aspect to be considered under Section 11 of the Act is not whether false community certificate is issued, but the question is whether such false community certificate was obtained by the person concerned fraudulently. Learned Special Government Pleader submitted that the appellants obtained various benefits using the false community certificates which are actually due to the members of a Scheduled Tribe. Therefore, the certificate was rightly cancelled. This argument cannot be accepted. What is crucial under Section 11 of the Act is whether the applicant "obtained" the community certificate fraudulently and not whether it was "used" for obtaining any benefit".

2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 14

15. In Chairman and Managing Director, Food Corporation of India and others v. Jagdish Balaram Bahira and others [(2017) 8 SCC 670], the Hon'ble Apex Court has held that, once claim of being member of SC/ST found by Scrutiny Committee to be false, further requirement of their dishonest intention cannot be imported for consequential withdrawal of civil benefits which had accrued to them on the strength of their claim and as such the benefits cannot be withdrawn retrospectively for which the appellants can be prosecuted at a belated stage. In fact, there is no finding at all with regard to obtaining the certificate by fraud or misrepresentation by the appellants. ​

16. It is not in dispute that the 1st appellant already received the benefits of employment based on the caste certificate obtained and she has superannuated long back. The 2nd appellant also retired from service and the 3rd appellant is a qualified Doctor. All of them had taken the benefits of the caste certificate. As per Milind (Supra), the Hon'ble Apex Court has held that the 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 15 benefit already accrued during subsistence of the caste certificate cannot be withdrawn at a subsequent stage, however, benefit of the caste certificate may not be granted to them further. In the present case, there is no finding in Ext.P1 proceedings of the Scrutiny Committee that the appellants had misled the officials in issuing community certificates to them. The sine qua non for exercise of the power under Section 11 of the Act of 1996 did not exist and therefore, the directions in Ext.P2 order to prosecute the appellants cannot be legally sustained.

17. In view of the aforesaid, the learned Single Judge erred in dismissing the writ petition by holding that it does not find any reason to interfere with the order of the Scrutiny Committee and that the Government has taken a decision based on the report of the Scrutiny Committee and decided to prosecute the appellants and such decision cannot be subjected to judicial review.

Accordingly, we are of the considered opinion that the judgment passed by the learned Single Judge deserves to be set 2025:KER:47555 W.A No.1245 of 2018​​ ​ ​ 16 aside and is hereby set aside and as a consequence, Exts.P1 and P2 orders stand quashed.

The writ appeal is allowed. No order as to costs.

​       ​    ​      ​   ​   ​   ​    Sd/-
                        SUSHRUT ARVIND DHARMADHIKARI
    ​   ​    ​      ​   ​   ​   ​   JUDGE

                                         Sd/-

                                  SYAM KUMAR V.M
                                       JUDGE


smp