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 1, Cited by 0]

Kerala High Court

Surya.A vs State Of Kerala on 14 July, 2022

Author: Devan Ramachandran

Bench: Devan Ramachandran

               IN THE HIGH COURT OF KERALA AT ERNAKULAM
                               PRESENT
         THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
    THURSDAY, THE 14TH DAY OF JULY 2022 / 23RD ASHADHA, 1944
                       WP(C) NO. 15630 OF 2020
PETITIONERS:

    1     SAILAJA M.N.
          AGED 41 YEARS
          W/O.GOPAKUMAR, VADASSERY HOUSE, EDATHALA P.O., ALUVA,
          ERNAKULAM DISTRICT.
    2     DHANYA SEBASTIAN
          ITHAPIRIL HOUSE, CHENGAL, KALADY P.O., ERNAKULAM
          DISTRICT.
    3     BENNY THOMAS
          INCHAPARAKKAL HOUSE, P.O.PERUMBILLICHIRA,
          THODHPUZHA, IDUKKI DISTRICT.
    4     KEERTHI MOL A.K
          PALAYIPUTHENPURAYIL HOUSE, P.O VADAKODE, KANGARAPPADY,
          ERNAKULAM DISTRICT.
    5     RENJINI V.S
          VATTAPARAMBIL HOUSE, P.O.KEEZHILLAM, ERNAKULAM
          DISTRICT.
    6     SURABHI SURESH
          MAROTTIKKAL HOUSE, P.O.MAMALAKANDAM, KOTHAMANGALAM,
          ERNAKULAM DISTRICT.
    7     MANJU E.M.
          MADATHIL HOUSE, OCHENTHURUTHU, VYPEEN,
          ERNAKULAM DISTRICT.
          BY ADVS.
          P.V.BABY
          SRI.A.N.SANTHOSH


RESPONDENTS:

    1     STATE OF KERALA
          REP BY CHIEF SECRETARY, SECRETARIAT,
          THIRUVANANTHAURAM-695 001.
    2     KERALA PUBLIC SERVICE COMMISSION,
          REP BY ITS SECRETARY, PUBLIC SERVICE COMMISSION
          OFFICE, PATTOM, THIRUVANANTHAPURAM-695 004.
    3     THE SECRETARY
          KERALA PUBLIC SERVICE COMMISSION PUBLIC SERVICE
          COMMISSION OFFICE, PATTOM, THIRUVANANTHAPURAM-695 004.
    4     KERALA STATE CO-OPERATIVE FEDERATION FOR FISHERIES
          DEVELOPMENT LTD., (MATSYAFED), KAMALESWARAM, MANACAUD
 WP(C) NO.15630/2020 & Con. Cases
                              2

          P.O., THIRUVANANTHAPURAM-695 009, REP BY ITS
          MANAGING DIRECTOR.
    5     KERALA STATE CO-OPERATIVE BANK LTD
          HEAD OFFICE, CO-BANK TOWERS, P.B.NO.6515, VIKAS
          BHAVAN P.O., PALAYAM, THIRUVANANTHAPURAM-695 033,
          REP BY ITS MANAGING DIRECTOR.
    6     KERALA STATE CO-OPERATIVE AGRICULTURE AND RURAL
          DEVELOPMENT BANK LTD., P.B.NO.56, STATUE JUNCTION,
          THIRUVANANTHAPURAM-695 001, REP BY ITS MANAGING
          DIRECTOR.
    7     KERALA STATE FEDERATION OF SCHEDULED
          CASTE/SCHEDULED TRIBE CO-OPERATIVE LTD
          PEROORKADA, THIRUVANANTHAPURAM-695 005, REP BY ITS
          MANAGING DIRECTOR.
    8     KERALA STATE CO-OPERATIVE HOUSING FEDERATION LTD
          NO.4330, (HOUSEFED) KALOOR, KOCHI-682 017, REP BY
          ITS MANAGING DIRECTOR.
    9     KERALA CO-OPERATIVE MILK MARKETING FEDERATION LTD
          (MILMA), MILMA BHAVAN, PATTOM PALACE P.O.,
          THIRUVANANTHAPURAM-695 004, REP BY ITS MANAGING
          DIRECTOR.
   10     KERALA STATE CO-OPERATIVE MARKETING FEDERATION
          LTD.,(MARKETFED) P.B.NO.2024, GANDHI NAGAR, KOCHI-
          682 020, REP BY ITS MANAGING DIRECTOR.
   11     KERALA STATE CO-OPERATIVE RUBBER MARKETING
          FEDERATION LTD (RUBBERMARK), P.B.NO.15, GANDHI
          NAGAR, KOCHI 682 020, REP BY ITS MANAGING DIRECTOR.
   12     KERALA KERAKARSHAKA SAHAKARANA FEDERATION LTD
          NO.4370 (KERAFED), KERA TOWER, WATER WORKS
          COMPOUND, VELLAYAMBALAM, THIRUVANANTHAPURAM-695 033
          REP BY ITS MANAGING DIRECTOR.
   13     KERALA STATE CO-OPERATIVE CONSUMER'S FEDERATION LTD
          (CONSUMERFED), GANDHI NAGAR, ERAKULAM, KOCHI-682
          020, REP BY ITS MANAGING DIRECTOR.
   14     KERALA STATE CASHEW WORKERS APEX INDUSTRIAL
          CO-OPRATIVE SOCIETY LTD, (CAPEX), P.B.NO.262,
          INDUSTRIAL DEVELOPMENT PLOT(H AND C COMPOUND),
          MUNDAKKAL WEST, KOLLAM-691 001, REPRESENTED BY ITS
          MANAGING DIRECTOR.
   15     KERALA STATE CO-OPERATIVE COIR MARKETING FEDERATION
          LTD NO.679, (COIRFED) P.B.NO.4616, ALAPPUZHA-688
          012, REP BY ITS MANAGING DIRECTOR.
   16     KERALA STATE HANDLOOM WEAVERS' CO-OPERATIVE SOCIETY
          LTD., (HANTEX) P.B.NO.64, THIRUVANANTHAPURAM-695
          001, REP BY ITS MANAGING DIRECTOR.
 WP(C) NO.15630/2020 & Con. Cases
                              3

   17    KERALA STATE HANDICRAFTS APEX CO-OPERATIVE SOCIETY
         LTD.NO.H-231(SURABHI),MANNACHERIL BUILDING,
         KANNANTHODATH LANE, VALANJAMBALAM, ERNAKULAM KOCHI-
         682 016.
         BY ADVS.
         SRI.T.P.PRADEEP
         SRI.GILBERT GEORGE CORREYA, SC, KERALA STATE CO-
         OPERATIVE BANK LTD.
         M.A.ASIF
         SRI.BINU MATHEW
         SMT.LATHA ANAND
         SRI.B.ASHOK SHENOY
         SRI.JAGAN ABRAHAM M.GEORGE,SC,RUBBERMAR
         SRI.MANU GOVIND, SC, KERAFED
         SRI.M.SASINDRAN
         SRI.M.K.CHANDRA MOHANDAS
         SRI.N.RAGHURAJ
         KUM.T.M.KRISHNA PRIYA
         SRI.JAISON ANTONY
         SMT.C.G.PREETHA
         SRI.P.S.GIREESH
         SRI.RIYAL DEVASSY
         SHRI.DR.ABHILASH O.U.
         SMT.JINCY MICHEL


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 14.07.2022, ALONG WITH WP(C).2918/2021, 28431/2020, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO.15630/2020 & Con. Cases
                              4

           IN THE HIGH COURT OF KERALA AT ERNAKULAM
                           PRESENT
        THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
   THURSDAY, THE 14TH DAY OF JULY 2022 / 23RD ASHADHA, 1944
                   WP(C) NO. 28431 OF 2020
PETITIONERS:

    1    SURYA.A
         AGED 28 YEARS
         W/O.ABHIKRISHNAN.R.S., VIDYA BHAVANAM, PUTHIYAVILA,
         PATTOLIMARKET P.O., ALAPPUZHA-690 531.
    2    BUSHRA.K.M.
         AGED 42 YEARS
         W/O.SHAMEER.K.I., KALLUNGAL HOUSE, EDAYAPURAM,
         ALUVA P.O., PIN-683 101.
         BY ADVS.
         KALEESWARAM RAJ
         SMT.THULASI RAJ
         KUM.A.ARUNA
         SMT.MAITREYI SACHIDANANDA HEGDE


RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY THE SECRETARY TO GOVERNMENT,
         DEPARTMENT OF CO-OPERATION, SECRETARIAT,
         THIRUVANANTHAPURAM-695 001.
    2    THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
         OFFICE OF THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
         THIRUVANANTHAPURAM-695 001.
    3    THE MANAGING DIRECTOR,
         KERALA STATE CO-OPERATIVE COIR MARKETING FEDERATION
         LTD., (COIR BOARD), KERALA STATE CO-OPERATIVE COIR
         MARKETING FEDERATION LTD. NO.679, PB NO.4616,
         ALAPPUZHA-688 012.
    4    THE MANAGING DIRECTOR,
         KERALA STATE KERAKARSHAKA SAHAKARANA FEDERATION
         LTD., (KERAFED), WATER WORKS COMPOUND,
         VELLAYAMBALAM, VIKAS BAHVAN(PO),
         THIRUVANANTHAPURAM-695 033.
    5    THE MANAGING DIRECTOR,
         THE KERALA STATE CO-OPERATIVE CONSUMER FEDERATION
         LTD., (CONSUMER FED), KERALA STATE CO-OPERATIVE
 WP(C) NO.15630/2020 & Con. Cases
                                  5

          CONSUMERS FEDERATION LTD., GANDHINAGAR, ERNAKULAM-
          682 020.
     6    THE MANAGING DIRECTOR,
          FEDERATION OF SC/ST DEVELOPMENT CO-OPERATIVE LTD.,
          FEDERATION COMPOUND, AKG NAGAR ROAD, PEROORKADA,
          THIRUVANANTHAPURAM-695 005.
     7    THE MANAGING DIRECTOR (MILMA),
          MILMA BHAVAN, PATTOM, THIRUVANANTHAPURAM-695 004.
     8    THE MANAGING DIRECTOR,
          KERALA STATE HANDLOOM WEAVERS CO-OPERATIVE SOCIETY
          LTD.(HANTEX), MUTHOOT TOWERS, CHEMPAKA NAGAR,
          OOTTUKUZHY, THYCAUD, THIRUVANANTHAPURAM-695 001.
     9    THE MANAGING DIRECTOR,
          KERALA STATE CO-OPERATIVE FEDERATION CO-OPERATIVE
          FISHERIES DEVELOPMENT LTD., (MATSYAFED),
          KAMALESWARAM, MANACAUD P.O.,
          THIRUVANANTHAPURAM-695 009.
     10   THE MANAGING DIRECTOR,
          KERALA STATE CO-OPERATIVE HOUSING FEDERATION LTD.,
          (HOUSEFED), ERNAKULAM NORTH, KATHRIKADAVU, KALOOR,
          ERNAKULAM-682 017.
     11   THE KERALA PUBLIC SERVICE COMMISSION,
          REPRESENTED BY ITS SECRETARY, KERALA PUBLIC SERVICE
          COMMISSION, PATTOM, THIRUVANANTHAPURAM-695 014.
          BY ADVS.
          SRI.MANU GOVIND, SC, KERAFED
          SRI.M.SASINDRAN
          SRI.BINU MATHEW
          SHRI.P.C.SASIDHARAN, SC, KPSC
          KUM.T.M.KRISHNA PRIYA


      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   14.07.2022,   ALONG   WITH   WP(C).15630/2020   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO.15630/2020 & Con. Cases
                                  6

              IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT
          THE HONOURABLE MR. JUSTICE DEVAN RAMACHANDRAN
     THURSDAY, THE 14TH DAY OF JULY 2022 / 23RD ASHADHA, 1944
                       WP(C) NO. 2918 OF 2021
PETITIONER:

           MARY SHAINY A.
           W/O. GEORGE VARGHESE, SHINE NIVAS, VADAKKUMBHAGAM ,
           S.S NAGAR-166, ERAVIPURAM P.O,
           KOLLAM DISTRICT PIN 691 011
           BY ADV C.A.JOJO


RESPONDENTS:

      1    STATE OF KERALA
           REPRESENTED BY ITS SECRETARY , FISHERIES AND
           HARBOUR DEPARTMENT, THIRUVANANTHAPURAM 695 001
      2    FISHERIES DIRECTOR,
           VIKAS BHAVAN, THIRUVANANTHAPURAM 695 001
      3    THE MANAGING DIRECTOR,
           KERALA STATE CO-OPERATIVE FEDERATION FOR FISHERIES
           DEVELOPMENT LTD (MTSYAFED), MANACAUD P.O,
           THIRUVANANTHAPURAM 695 009
      4    KERALA PUBLIC SERVICE COMMISSION,
           REPRESENTED BY ITS SECRETARY, PATTOM
           THIRUVANANTHAPURAM 695 004
      5    THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           THIRUVANANTHAPURAM 695 001
           BY ADVS.
           T.P.PRADEEP, SC, MATSYAFED
           P.C.SASIDHARAN


       THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   14.07.2022,   ALONG   WITH   WP(C).15630/2020   AND   CONNECTED
CASES, THE COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
 WP(C) NO.15630/2020 & Con. Cases
                                 7

                             JUDGMENT

The petitioners in these three cases are persons who are included in the Rank List prepared by the Public Service Commission (PSC), for being appointed to the various sanctioned posts of Lower Division Clerk (LDC) and its equivalent, into the 14 Apex Societies in Kerala.

2. The petitioners allege that in spite of the fact that they are all so included, the Apex Societies are not issuing them appointment orders, but are continuing to fill up the available vacancies through daily wage employment or on contract or such other impermissible methods. They thus pray that Apex Societies be directed to immediately appoint them in the available vacancies, in terms of the Advice Memos to be issued by the PSC.

3. I have heard Sri.P.V.Baby, Sri.C.A.Jojo and Smt.Thulasi Raj - learned counsel for the petitioners; Smt.Latha Anand -

learned Standing Counsel for the Kerala Co-operative Milk Marketing Federation Ltd. (MILMA); Sri.Jagan Abraham George

- learned Standing Counsel for the Kerala State Co-operative WP(C) NO.15630/2020 & Con. Cases 8 Rubber Marketing Federation Ltd. (RUBBERMARK); Smt.Jincy Michel - learned counsel appearing for the Kerala State Co-

operative Coir Marketing Federation Ltd. No. 679 (COIRFED);

Sri. T.P.Pradeep - learned Standing Counsel for the Kerala State Co-operative Federation for Fisheries Development Ltd.

(MATSYAFED); Sri.M.A.Asif - learned Standing Counsel for the Kerala State Co-operative Agricultural and Rural Development Bank; Sri.B.Ashok Shenoy - learned Standing Counsel for the Kerala State Co-operative Marketing Federation Ltd.

(MARKETFED); Sri.M.Sasindran - learned Standing Counsel for the Kerala State Co-operative Consumer's Federation Ltd.

(CONSUMERFED); Sri.Gilbert George Correya - learned Standing Counsel for the Kerala State Co-operative Bank Ltd.;

Sri.N.Reghuraj - learned Standing Counsel for the Kerala State Handloom Weavers' Co-operative Society Ltd.(HANTEX);

Sri.P.C.Sasidharan - learned Standing Counsel for the Public Service Commission (PSC); Sri.Manu Govind - learned Stanidng Counsel for the Kerala Kerakarshaka Sahakarana Federation Ltd. No.4370 (KERAFED) and Smt.Parvathy K. - learned WP(C) NO.15630/2020 & Con. Cases 9 Government Pleader appearing for the official respondents.

4. Since the facts involved in these cases are not in dispute, I do not require to deal with them in detail.

5. As I have said above, the petitioners are included in a common Rank List prepared by the PSC, for being appointed to the post of LDCs in the various Apex Societies.

6. The petitioners allege that in spite of the fact that the afore said Societies have sanctioned posts of LDCs in their services, they are refusing to make appointments from this Rank List.

7. Therefore, the pertinent question is whether the Rank List is in force and whether there are sanctioned posts in the various Apex Societies to accommodate the persons therein, including the petitioners.

8. Sri.M.Sasindran - learned Standing Counsel for the CONSUMERFED, submitted that there are no sanctioned posts of LDCs in the service of his client.

9. Sri.Manu Govid - learned Standing Counsel for the WP(C) NO.15630/2020 & Con. Cases 10 KERAFED submitted that the Special Rules with respect to his client has not been yet approved by the Government and therefore, that no posts are available to accommodate the petitioners.

10. Sri.M.A.Asif - learned Standing Counsel for the Kerala State Co-operative Agricultural and Rural Development Bank, submitted that the entry level post in the services of his client is Assistant and therefore, that petitioners cannot aspire to be appointed against the same.

11. Sri.T.P.Pradeep - learned Standing Counsel for the MATSYAFED, submitted that the draft Special Rules relating to his client was initially approved in the year 2016, but that there were various modifications made to it, which was again placed for consideration before the Government, leading to a final concurrence only on 25.02.2020. He submitted that, in the meanwhile, on 13.02.2020, his client has reported all the available vacancies in the post of LDC to the PSC, because under the new Special Rules, the qualifications and criterion for the post in question have been completely altered. WP(C) NO.15630/2020 & Con. Cases 11

12. As far the learned counsel for the other Apex Societies are concerned, they say that all the sanctioned vacancies available in their services have already been reported to the PSC.

13. It is, therefore, indubitable that there is no contest that the sanctioned and available posts of LDC in all the Apex Societies can only be filled up from the Rank List in question, since it is still in force and will expire only on 25.02.2023. Since most of them have already reported vacancies to the PSC, said Authority must now issue Advise Memos based on the same, so as to enable the petitioners to be appointed in the services of the respective Societies without any further delay.

14. As far as KERAFED is concerned, Sri.Manu Govind -

their learned Standing Counsel, says that it has no Special Rules yet and that, therefore, there are no sanctioned posts of LDC, the petitioners cannot seek to be appointed to it, at least until such time as the Special Rules are approved.

15. As far as the CONSUMERFED is concerned, since they say that there are no sanctioned posts of LDC in their services WP(C) NO.15630/2020 & Con. Cases 12 again, the petitioners cannot seek appointment against any other post, unless they are able to approach the competent Authority and ensure that such posts are created or made available.

16. Coming to the afore recorded arguments of Sri.M.A.Asif

- learned Standing Counsel representing Kerala State Co-

operative Agricultural and Rural Development Bank, Sri.P.V.Baby - learned counsel for the petitioner in W.P(C)No.15630 of 2020, submits that the post of Attendant is equivalent to the post of LDC and that they are creating a subterfuge to avoid appointment from the Rank List in question.

This issue certainly is one that will have to be considered by the competent Authority of the PSC, because it will not be possible for this Court to verify whether the posts are equivalent. I am, therefore, of the view that the PSC must consider these rival contentions and then issue Advice Memos to the eligible candidates.

17. As far as the MATSYAFED is concerned, even though their learned Standing Counsel has made the afore submission, WP(C) NO.15630/2020 & Con. Cases 13 Ext.P8 in W.P(C)No.2918 of 2021 would render it luculent that the Special Rules with relation to their services were approved in the year 2016. It is unambiguously so stated by its General Manager in the said document and I fail to understand how they can take a contrary stand now. In such perspective, when the Rank List came into force after the Special Rules were so approved, the MATSYAFED can only appoint from the Rank List to the sanctioned posts of LDC and in no other manner. Of course, I record the submissions of Sri.P.C.Sasidharan - learned Standing Counsel for the PSC that there are certain NJD vacancies as far as the MATSYAFED is concerned and that his client will deal with the same, if this Court is so inclined, in terms of law.

In the afore circumstances, I order these writ petitions in the following manner:

a) Except in the case of KERAFED and CONSUMERFED, the PSC will forthwith issue Advice Memos to all the candidates in the Rank List, depending upon their placement therein; which shall be done not later than one month from the date of receipt WP(C) NO.15630/2020 & Con. Cases 14 of a copy of this judgment.
b) On such advices being issued, the respective Apex Societies will forthwith appoint the eligible candidates without any delay, but not later than two weeks thereafter.
c) For the purpose of the afore directions to be fructified to its fullest extent, I direct the Apex Societies, except KERAFED and CONSUMERFED, to report all the available vacancies in the post of LDC, as on today to the PSC, within a period of one week from the date receipt of a copy of this judgment.
d) I leave liberty to the petitioners to move the appropriate Authority of the Government with respect to KERAFED and CONSUMERFED for either creation of the posts therein or for concurrence of appointment against the same; and if a representation is made by the petitioners, same shall be considered by such Authority in terms of law, without any avoidable delay, but not later than two months from the date on which such request is made.
e) As regards the Kerala State Co-operative Agricultural and Rural Development Bank, the PSC will hear them, as also WP(C) NO.15630/2020 & Con. Cases 15 the petitioner in WP(C)No.15630 of 2020, and then decide whether the post of "Assistant" in their services is equivalent to the post of LDC under the Kerala Co-operative Societies Rules ('KCS Rules' for short); and if it is so found, it will issue Advice Memos to the candidates, including the petitioners in all these cases, as per their position in the Rank List, within a period of one month from the date of such enquiry being completed. This shall be done dehors any test that may have been conducted by the PSC with respect to the post of Assistant in the afore said Bank, subsequent to coming into force of this Rank List.
(f) Needless to say, in view of the afore directions, any notification issued by the aforementioned Societies to fill up the sanctioned post of LDC or its equivalent post, except from the Rank List until it expires will stand quashed.

Sd/-

                                     DEVAN RAMACHANDRAN
    MC/SAS                                       JUDGE
 WP(C) NO.15630/2020 & Con. Cases
                              16

                 APPENDIX OF WP(C) 15630/2020




PETITIONER EXHIBITS
EXHIBIT P1          TRUE PHOTOCOPY OF THE RELEVANT PAGES OF

RANKED LIST PUBLISHED BY PUBLIC SERVICE COMMISSION IN CATEGORY NO.225/2017. EXHIBIT P2 TRUE COPY OF THE NOTIFICATION PUBLISHED BY THE PSC INVITING APPLICATION OF LD CLERKS POSTS DATED 28/6/17 IN CATEGORY NO.225/2017.

EXHIBIT P3 TRUE COPY OF THE REPRESENTATION DATED 3/7/20 SUBMITTED BY SOME OF THE CANDIDATES INCLUDED IN EXT.P1 RANKED LIST TO THE CHAIRMAN OF PSC.

EXHIBIT P4 TRUE COPY OF THE NOTIFICATION INVITING APPLICATION TO THE POST OF LD CLERK VIDE CATEGORY NO.351/2008 BY PSC.

EXHIBIT P5 TRUE COPY OF THE STATEMENT SHOWING THE STATUS OF POST IN VARIOUS APEX SOCIETIES IN THIS STATE.

EXHIBIT P6 TRUE COPY OF THE APPOINTMENT CHART ISSUED BY THE PSC TO THE POST OF JUNIOR ASSISTANT IN MAYSYAFED IN CATEGORY NO.351/2008.

EXHIBIT P7 TRUE COPY OF THE APPOINTMENT CHART ISSUED BY THE PSC TO THE POST OF LD CLERK IN HANTEX IN CATEGORY NO.351/2008.

EXHIBIT P8 TRUE COPY OF THE ADVISE MEMO DATED 7/10/2015 ISSUED BY THE PSC TO ONE OF THE CANDIDATE TO BE APPOINTED IN MATSYAFED. EXHIBIT P9 TRUE COPY OF THE INFORMATION ISSUED BY THE COIRFED DATED 26/6/20 AS PER THE RTI ACT.

EXHIBIT P10 TRUE COPY OF THE INFORMATION ISSUED BY THE CONSUMERFED DATED 6/7/20 AS PER THE RTI ACT.

EXHIBIT P11 A TRUE PHOTOSTAT COPY OF THE REPLY DATED 14.07.2020 ISSUED BY THE MATSYAFED TO BUSHARA K.M. EXHIBIT P12 A TRUE PHOTOSTAT COPY OF THE APPLICATION DATED 20.08.2020 FILED UNDER THE RTI ACT BY THE PETITIONER TO THE 4TH RESPONDENT AND THE REPLY DATED 22.09.2020 WP(C) NO.15630/2020 & Con. Cases 17 EXHIBIT P13 A TRUE PHOTSTAT COPY OF THE APPLICATION DATED 20.08.2020 FILED UNDER THE RTI ACT BEFORE THE KERALA PUBIC SERVICE COMMISSION BY THE PETITIONER AND THE INFORMATION DATED 18.09.2020 ISSUED BY THE KPSC.

EXHIBIT P14 A TRUE PHOTOSTAT COPY OF THE INTIMATION DATED 25.09.2020 ISSUED MATSYAFED TO THE 3RD PETITIONER EXHIBIT R4(A) TRUE COPY OF THE LETTER NO.MATSYAFED/E1/4776/14 DATED 13/02/2020 EXHIBIT R4(B) TRUE COPY OF THE PROFORMA SUBMITTED BEFORE THE 2ND RESPONDENT.

EXHIBIT R4(C) TRUE COPY OF THE RELEVANT PAGES OF THE GAZETTE DATED 16.11.2020.

EXHIBIT R8(A) THE TRUE COPY OF THE PSC RECRUITMENT RULES DATED 30.12.1998.

EXHIBIT R8(B) THE TRUE COPY OF THE DETAILS OF THE SANCTIONED POSTS OF THE HOUSEFED DATED 25.01.1999 EXHIBIT R8(C) THE TRUE COPY OF THE APPROVED RULES AS PER THE DIRECTOR BOARD MEETING DATED 10.12.1999.

EXHIBIT R8(D) TRUE COPY OF THE LETTER NO.RID(1) 3657/16/GW DATED18.2.2020 OF THE KERALA PUBLIC SERVICE COMMISSION ADDRESSED TO THIS RESPONDENT.

WP(C) NO.15630/2020 & Con. Cases 18 APPENDIX OF WP(C) 28431/2020 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF THE GAZETTE NOTIFICATION DATED 28.06.2017 ISSUED BY PUBLIC SERVICE COMMISSION FOR SELECTION AND APPOINTMENT TO THE POST OF LOWER DIVISION CLERK IN THE APEX SOCIETIES OF CO-OPERATIVE SECTOR IN KERALA.

EXHIBIT P2 TRUE COPY OF THE RELEVANT PART OF THE RANKED LIST BEARING NO.102/2020/ROD (CATEGORY NO.205/2017) FOR THE POST OF LD CLERK IN THE APEX SOCIETIES OF CO-

OPERATIVE SECTOR IN KERALA.

EXHIBIT P3 TRUE COPY OF THE LETTER BEARING NO.CF/IO/4095/2020-2021/184 DATED 26.06.2020.

EXHIBIT P4 TRUE COPY OF THE GO(MS) NO.14/2020/AGRI DATED 25.01.2020.

EXHIBIT P5 TRUE COPY OF THE GAZETTE NOTIFICATION DATED 16.11.2020 FOR THE POST OF JUNIOR ASSISTANT IN THE APEX SOCIETIES OF CO- OPERATIVE SECTOR IN KERALA.

EXHIBIT P6 TRUE COPY OF THE REQUISITION SUBMITTED BY THE 3RD RESPONDENT TO THE PSC.

EXHIBIT P7 TRUE COPY OF THE RELEVANT PAGE OF THE RANKED LIST DATED 20.09.2011 FOR THE POST OF LD CLERK (GENERAL CATEGORY) IN THE KERALA STATE APEX CO-OPERATIVE SOCIETY IN KERALA (CATEGORY NO.351/2018).

EXHIBIT P8 TRUE COPY OF THE APPOINTMENT CHART DOWNLOADED FROM THE OFFICIAL WEBSITE OF THE KPSC.

EXHIBIT P9 TRUE COPY OF THE LETTER BEARING NUMBER 5531/EST/2019-20 DATED 19.06.2020. EXHIBIT P10 TRUE COPY OF THE GAZETTE NOTIFICATION DATED 30.10.2020 PUBLISHED BY THE PSC FOR SELECTION AND APPOINTMENT TO THE POST OF JUNIOR CLERK IN THE APEX SOCIETIES OF CO- OPERATIVE SECTOR IN KERALA.

EXHIBIT P11 TRUE COPY OF THE CIRCULAR NO.12777/ADV.C3/2001/P & ARD DATED 07.11.2011.

Exhibit P12 TRUE COPY OF THE EXTRACT OF THE DECISION OF THE PSC DATED 23.5.2022 WP(C) NO.15630/2020 & Con. Cases 19 APPENDIX OF WP(C) 2918/2021 PETITIONER EXHIBITS EXHIBIT P1 A TRUE COPY OF THE RELEVANT PAGES OF RANKED LIST PUBLISHED BY KERALA PUBLIC SERVICE COMMISSION IN NO. 102/2020/ROD CATEGORY NO. 225/2017 WHICH CAME IN TO EFFECT FROM 26-02-2020 EXHIBIT P2 A TRUE COPY OF THE PROPOSAL SUBMITTED TO THE 2ND RESPONDENT BY THE 3RD RESPONDENT DATED 21-12-2020 EXHIBIT P3 A TRUE COPY OF THE LETTER DATED 14-12-2020 SENT TO THE 3RD RESPONDENT BY THE 2ND RESPONDENT EXHIBIT P4 A TRUE COPY OF THE LIST OF CANDIDATE PROPOSED BY THE 3RD RESPONDENT IN 13 CATEGORIES DATED NIL EXHIBIT P5 A TRUE COPY OF THE LETTER DATED 21-10-2020 IN MFED/E4/3736/2020 BY THE 3RD RESPONDENT TO THE 2ND RESPONDENT EXHIBIT P6 A TRUE COPY OF THE PROPOSAL SUBMITTED TO THE 1ST RESPONDENT DATED 06-01-2021 BY THE 2ND RESPONDENT.

EXHIBIT P7          A TRUE COPY OF CIRCULAR NO.C.P(2) 47930/15
                    DATED 26.09.2016 ISSUED BY THE 5TH
                    RESPONDENT
EXHIBIT P8          A TRUE COPY OF THE LETTER

NO.MATSYAFED/E2/3380/20120 DATED 25.09.2020 ISSUED BY THE GENERAL MANAGER OF THE 3RD RESPONDENT TO DISPUTE RESOLUTION SELL OF THE HON'BLE CHIEF MINISTER.

EXHIBIT P9 A TRUE COPY OF THE INFORMATION SOUGHT UNDER RTI ACT BY SMT. DHANYA SEBASTIAN DATED 20.8.2020 EXHIBIT P10 A TRUE COPY OF THE INFORMATION GIVEN BY THE GENERAL MANAGER & STATE PUBLIC INFORMATION OFFICER IN LETTER NO.MATSYAFED/E&MC/R.T.T DATED 22.09.2020 EXHIBIT P11 A TRUE COPY OF THE GOVERNMENT ORDER G.O(M.S)NO.55/2013/F&PD DATED 21.08.2013. EXHIBIT P12 A TRUE COPY OF THE GOVERNMENT ORDER G.O(MS)NO.43/2013/F&PD DATED 5.7.2013. Exhibit P13 A TRUE COPY OF THE PRESS REPORT PUBLISHED IN MALAYALA MANORAMA DAILY DATED 3.6.2022 WP(C) NO.15630/2020 & Con. Cases 20 Exhibit P14 A TRUE COPY OF THE INFORMATION OBTAINED BY AN ACTIVIST UNDER RTI ACT FROM KOLLAM DISTRICT OFFICE OF THE 3RD RESPONDENT 23.9.2021.

Exhibit P15 A TRUE COPY OF THE INFORMATION OBTAINED BY AN ACTIVIST UNDER RTI ACT FROM BASE STATION PALLITHURA OF THE 3RD RESPONDENT 15.9.2021 Exhibit P16 A TRUE COPY OF THE INFORMATION OBTAINED BY AN ACTIVIST UNDER RTI ACT FROM DISTRICT OFFICE THIRUVANANTHAPURAM OF THE 3RD RESPONDENT 20.9.2021 Exhibit P17 A A TRUE COPY OF THE INFORMATION OBTAINED BY AN ACTIVIST UNDER RTI ACT FROM DISTRICT OFFICE KOZHIKODE OF THE 3RD RESPONDENT 9.9.2021 Exhibit P18 A TRUE COPY OF THE INFORMATION OBTAINED BY AN ACTIVIST UNDER RTI ACT FROM DISTRICT OFFICE KASARGODE OF THE 3RD RESPONDENT 3.9.2021 Exhibit P19 A TRUE COPY OF THE INFORMATION OBTAINED BY AN ACTIVIST UNDER RTI ACT FROM NET FACTORY MUTTATHARA OF THE 3RD RESPONDENT 16.9.2021