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 2, Cited by 0]

Kerala High Court

The State Of Kerala, Represented By The ... vs Kerala Ncc Civilian Staff Association, ... on 24 March, 2026

Author: Anil K.Narendran

Bench: Anil K.Narendran

                                                               2026:KER:26616
                                       1
OP(KAT)No.95 of 2026


                 IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                    PRESENT

               THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                      &

              THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

      TUESDAY, THE 24TH DAY OF MARCH 2026 / 3RD CHAITHRA, 1948

                          OP(KAT) NO. 95 OF 2026

          AGAINST THE ORDER DATED 03.02.2026 IN M.A.No.142 of 2026 in

OA    NO.2081      OF   2025   OF    KERALA   ADMINISTRATIVE     TRIBUNAL,

THIRUVANANTHAPURAM


PETITIONERS/RESPONDENTS:

      1       THE STATE OF KERALA, REPRESENTED BY THE CHIEF
              SECRETARY TO GOVERNMENT
              GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM, KERALA.,
              PIN - 695001

      2       THE ADDITIONAL CHIEF SECRETARY
              FINANCE (HEALTH INSURANCE) DEPARTMENT, GOVERNMENT
              SECRETARIAT, THIRUVANANTHAPURAM, KERALA., PIN - 695001

      3       THE SECRETARY
              HIGHER EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, KERALA., PIN - 695001

      4       THE ADDITIONAL DIRECTOR GENERAL (NATIONAL CADET
              CORPS),NCC DIRECTORATE (K&L), STATE WING,
              VAZHUTHACAUD, THIRUVANANTHAPURAM, KERALA., PIN -
              695010


              BY ADV A.J VARGHESE, SENIOR GOVERNMENT PLEADER


RESPONDENTS/APPLICANTS:

      1       KERALA NCC CIVILIAN STAFF ASSOCIATION, REPRESENTED BY
                                                          2026:KER:26616
                                   2
OP(KAT)No.95 of 2026


              ITS PRESIDENT PRASANTH.J , AGED 54 YEARS
              S/O. JAMES .A, WORKING AS SENIOR CLERK, FINANCE,
              SENIOR CLERK, NCC DIRECTORATE (K&L), COTTON HILL
              BUNGLOW, VAZHUTHACAUD, THIRUVANANTHAPURAM - 695 100,
              RESIDING AT DIVYA PRABHA, PULIMOODU, UZHAMALAKKAL,
              KULAPPADA, THIRUVANANTHAPURAM, KERALA., PIN - 695542

      2       ANNEESH.G,AGED 44 YEARS
              S/O. GOPALAN.P, SENIOR GRADE TYPIST, NCC DIRECTORATE
              (K&L), COTTON HILL BUNGLOW, VAZHUTHACAUD,
              THIRUVANANTHAPURAM - 695 010, RESIDING AT ARDRA,
              MYLOM.P.O, KOTTARAKARA, KOLLAM, KERALA., PIN - 691566

      3       SHAJI.R
              AGED 57 YEARS
              S/O.U.RASHEED, RETIRED SENIOR CLERK, NCC GROUP
              HEADQUARTERS, PEROORKADA.P.O,THIRUVANANTHAPURAM, PIN:
              695 005, RESIDING AT RS NIVAS, KOLLA, PANAVOOR.P.O,
              NEDUMANGAD, KERALA., PIN - 695568



              SRI.VISHNU. S. CHEMPAZHANTHIYIL



       THIS OP KERALA ADMINISTRATIVE TRIBUNAL HAVING COME UP FOR
ADMISSION ON 24.03.2026, THE COURT ON THE SAME DAY PASSED THE
FOLLOWING:
                                                                2026:KER:26616
                                        3
OP(KAT)No.95 of 2026



                                JUDGMENT

Muralee Krishna, J.

The respondents in O.A.No.2081 of 2025 on the file of the Kerala Administrative Tribunal, Thiruvananthapuram, (the 'Tribunal' for short) filed this original petition invoking the supervisory jurisdiction of this Court under Article 227 of the Constitution of India, challenging the interim order dated 03.02.2026 in M.A.No.142 of 2026 in O.A.No.2081 of 2025 passed by the Tribunal.

2. Going by the averments in the original application, the respondents-applicants are aggrieved by the compulsory deduction of premiums from their salary/pension towards Medical Insurance Scheme for State Government Employees and Pensioners ('MEDISEP' for short), whereby depriving them of the more beneficial health insurance scheme in force for the Ex-

Servicemen namely, Ex-Servicemen Contributory Health Scheme ('ECHS' for short) in which the respondents are participants right from their discharge from Armed Forces. The respondents are covered under the Ex-Servicemen Contributory Health Scheme.

The said scheme is compulsory for those retiring after 01.01.2003, 2026:KER:26616 4 OP(KAT)No.95 of 2026 and compulsory deduction of a substantial amount is made from their retirement benefits. The benefits can be availed by Ex-

Servicemen at any place all over the country, with the facility to avail specialised treatments at multispecialty hospitals with substantially higher coverage not just for the employees but also for their families. However, they are now compelled to join MEDISEP with compulsory monthly deduction of premiums from the salary and pension of the respondents. The representations made by the respondents to the competent authority to permit them to opt out of the Scheme were considered, and it was promised that there would be a review at the time of extension of the MEDISEP Scheme. However, no such review has been undertaken as promised. At the same time, the Government has permitted All India Service Officers to opt out of the MEDISEP.

With these pleadings, the respondents filed the original application, invoking the provisions under Section 19 of the Administrative Tribunals Act, 1985, seeking the following reliefs;

"1. Call for the records leading to the issue to Annexure A5 to Annexure A11 as well as Annexure A13 & A14 and set aside to Annexure A5 to A11 as well as Annexure A13 & A14 2026:KER:26616 5 OP(KAT)No.95 of 2026 to the extent the same directs compulsory enrolment of re- employed Ex-Servicemen and pensioners under the Medical Insurance Scheme for State Government Employees and Pensioners (MEDISEP).
2. Direct the respondents to review the MEDISEP Scheme as indicated in Annexure A15 judgment as well as Annexure A12 Communication of the 2nd respondent, and grant reemployed Ex-Servicemen like the applicants' option to opt out from Medical Insurance Scheme for State Government Employees and Pensioners (MEDISEP).
3. Declare that applicants and the members of the 1st applicant are eligible to be covered under Annexure A2 & A3 Scheme, in view of their membership in the Ex-Servicemen Contributory Health Scheme and direct the respondents not to compulsorily enrol the applicants and members of the 1st applicant under the Medical Insurance Scheme for State Government Employees and Pensioners (MEDISEP) and direct the respondents to give option to the applicants and members of the 1st applicant to opt out of MEDISEP Scheme.
4. Declare that the applicants who are re-employed Ex- Servicemen/pensioners and enrolled under Ex-Servicemen Contributory Health Scheme (Annexure A2 & A3) are eligible to be given option to opt out of Medical Insurance Scheme for State Government Employees and Pensioners (MEDISEP) and direct the respondents to grant such a facility to the applicants.
5. Direct the respondents to consider granting option to the 2026:KER:26616 6 OP(KAT)No.95 of 2026 applicants and the members of the 1st applicant who are reemployed Ex-Servicemen/pensioners and enrolled under Ex-Servicemen Contributory Health Scheme (Annexure A2 & A3) to extend the benefits as granted to All India Service Officers permitting them to opt out of Medical Insurance Scheme for State Government Employees and Pensioners (MEDISEP)".

3. On 03.02.2026, when the original application came up for consideration, the Tribunal passed the impugned Ext.P3 interim order, which reads thus;

"As all the applicants claim that they are beneficiaries of ECHS, there shall be a direction to the respondents not to deduct any amount from the applicants towards MEDISEP for a period of two months."

4. Being aggrieved, the State and its officials, who are the respondents in the original application, filed this original petition.

5. Heard the learned Senior Government Pleader and the learned counsel for the respondents.

6. During the course of arguments, the learned Senior Government Pleader would submit that the petitioners had already filed a reply statement dated 11.02.2026 in the original application. It is pointed out by the learned Senior Government Pleader that in a similar matter as that of the present original 2026:KER:26616 7 OP(KAT)No.95 of 2026 petition, by Ext.P5 judgment dated 27.08.2025 in O.P.(KAT)No.53 of 2023, this Court has directed the Tribunal to dispose of the original application itself on merits.

7. The learned counsel for the respondents would submit that by Ext.P5 judgment, while directing the Tribunal to dispose of the original application, this Court has protected the interest of the applicants therein by ordering continuation of the interim order granted in that original petition.

8. From the submissions made across the Bar, we notice that the pleadings in the original application are complete. In a similar matter as that of the present original petition, by Ext.P5 judgment dated 27.08.2025 in O.P.(KAT)No.53 of 2023, this Court has directed the Tribunal to dispose of the original application itself, untrammelled by the observations made by this Court in the interim order dated 13.02.2023 passed in that original petition and also ordered that the direction in the interim order therein be continued till such a decision is taken by the Tribunal in the original application on merits.

9. Having considered the pleadings and materials on record and the submissions made at the Bar, we are of the opinion 2026:KER:26616 8 OP(KAT)No.95 of 2026 that the present original petition can also be disposed of in a similar line as that of Ext.P5 judgment.

10. In the result, without expressing anything on the legal and factual contentions raised by the parties, this original petition is disposed of as follows:

(i) The respondents-applicants who are availing benefits under the Ex-Serviceman Contributory Health Scheme shall continue to avail the benefit under the said Scheme, till the disposal of the original application.
(ii) The amount deducted by the petitioners from the respondents - applicants towards MEDISEP shall be subject to the orders that would be passed in the original application. The respondents - applicants shall continue to avail the benefit under the Ex-Serviceman Contributory Health Scheme, and they shall not be compelled to take treatment under the State scheme.
(iii) The Tribunal shall dispose of the original application itself on merits, as expeditiously as possible, untrammelled by the aforementioned directions, which are made only with a view to protect 2026:KER:26616 9 OP(KAT)No.95 of 2026 the interest of the parties concerned, till the disposal of the original application.

Sd/-

ANIL K.NARENDRAN, JUDGE Sd/-

sks                                MURALEE KRISHNA S., JUDGE
                                                                2026:KER:26616
                                       10
OP(KAT)No.95 of 2026



                       APPENDIX OF OP(KAT) NO. 95 OF 2026

PETITIONER ANNEXURES

Annexure A1                 TRUE COPY OF RESOLUTION AS CONVEYED IN
                            COMMUNICATION    NO.KNCC   CSA/38/2025   DATED

09.10.2025 ISSUED BY THE GENERAL SECRETARY OF 1ST APPLICANT ASSOCIATION Annexure A2 TRUE COPY OF THE RELEVANT PORTION OF COMPENDIUM REGARDING EX-SERVICEMEN CONTRIBUTORY HEALTH SCHEME (ECHS) Annexure A3 TRUE COPY OF THE EX-SERVICEMAN CONTRIBUTORY HEALTH SCHEME ONLINE SMART CARD APPLICATION PUBLISHED IN THE WEBSITE OF EX-SERVICEMAN CONTRIBUTORY HEALTH SCHEME (ECHS) Annexure A4 TRUE COPY OF THE COMMUNICATION NO.B/49701- PR/GEN/AG/ECHS/2024 DATED 16.12.2024 ISSUED BY THE P.K.MISHRA, COL.DIR (OPS & COORD) FOR MANAGING DIRECTOR EXT-SERVICEMEN CONTRIBUTORY HEALTH SCHEME Annexure A5 TRUE COPY OF THE G.O(P) NO.54/20178/FIN DATED 24.04.2017 ISSUED BY THE ADDITIONAL CHIEF SECRETARY (FINANCE), FINANCE (PENSION C) DEPARTMENT, GOVERNMENT OF KERALA Annexure A6 TRUE COPY OF THE CIRCULAR NO.17/2019/FIN DATED 26.02.2019 ISSUED BY THE ADDITIONAL SECRETARY (FINANCE), FINANCE (HEALTH INSURANCE) DEPARTMENT, GOVERNMENT OF KERALA. Annexure A7 TRUE COPY OF THE G.O(P) NO.1/2022/FIN DATED 01.01.2022 ISSUED BY THE ADDITIONAL CHIEF SECRETARY TO GOVERNMENT, FINANCE (HEALTH INSURANCE) DEPARTMENT, GOVERNMENT OF KERALA. Annexure A8 TRUE COPY OF THE G.O(P) NO.70/2022/FIN DATED 23.06.2022 ISSUED BY THE ADDITIONAL CHIEF SECRETARY (FINANCE), FINANCE (HEALTH INSURANCE) DEPARTMENT, GOVERNMENT OF KERALA. Annexure A9 TRUE COPY OF THE G.O(RT) NO.4600/2022/FIN DATED 23.06.2022 ISSUED BY THE ADDITIONAL CHIEF SECRETARY, FINANCE (HEALTH INSURANCE) DEPARTMENT, GOVERNMENT OF KERALA.

Annexure A10 TRUE COPY OF THE G.O(P) NO.71/2022/FIN DATED 24.06.2022 ISSUED BY THE ADDITIONAL CHIEF SECRETARY (FINANCE), FINANCE (HEALTH INSURANCE) DEPARTMENT, GOVERNMENT OF KERALA. Annexure A11 TRUE COPY OF THE CIRCULAR NO.51/2022/FIN DATED 01.07.2022 ISSUED BY THE 2ND RESPONDENT 2026:KER:26616 11 OP(KAT)No.95 of 2026 Annexure A12 TRUE COPY OF THE COMMUNICATION NO.3140623/H.I/3/124/2025-FIN DATED 15.07.2024 ISSUED BY THE UNDER SECRETARY, FINANCE (HEALTH INSURANCE) DEPARTMENT TO THE GENERAL SECRETARY, KERALA NCC CIVILIAN STAFF ASSOCIATION, THIRUVANANTHAPURAM IE, THE SECOND APPLICANT Annexure A13 TRUE COPY OF THE G.O(P) NO.102/2025/FIN DATED 14.08.2025 ISSUED BY THE 2ND RESPONDENT Annexure A14 TRUE COPY OF THE G.O(P) NO.131/2025/FIN DATED 29.10.2025 ISSUED BY THE 2ND RESPONDENT Annexure A15 TRUE COPY OF THE ORDER DATED 21.06.2024 IN O.A (EKM) NO.25/2023 OF THE KERALA ADMINISTRATIVE TRIBUNAL Annexure A16 TRUE COPY OF THE COMMUNICATION NO.22D(04)/2010/WE/D (RES-I) DATED 29.12.2017 ISSUED BY THE MINISTRY OF DEFENCE, GOVERNMENT OF INDIA TO THE CHIEF OF ARMY STAFF, NAVAL STAFF AND AIR STAFF, MINISTRY OF DEFENCE Annexure A17 TRUE COPY OF COMMUNICATION VIDE FILE NO.22D(09)/2013/US(WE)/D (RES) DATED 26.07.2016 ISSUED BY THE MINISTRY OF DEFENCE, GOVERNMENT OF INDIA TO THE CHIEF OF ARMY STAFF, NAVAL STAFF AND AIR STAFF, MINISTRY OF DEFENCE Annexure A18 TRUE COPY OF THE LIST OF EMPLOYEES OF THE FIRST APPLICANT ASSOCIATION WHO IS FILING THE O.A ON BEHALF OF ITS MEMBERS Annexure A19 TRUE COPY OF G.O(P) NO.05/2026/FIN DATED 20.01.2026 ISSUED BY THE 2ND RESPONDENT OF FINANCE (HEALTH INSURANCE) DEPARTMENT Annexure A20 TRUE COPY OF COMMUNICATION NO.B/49701- PR/GEN/AG/ECHS/2024 DATED 16.12.2024 ISSUED BY THE DIR (OPS & COORD) FOR MD ECHS, CENTRAL ORIGANIZATION ECHS, IHQ OF MOD (ARMY), NEW DELHI Annexure A21 TRUE COPY OF COMMUNICATION NO.TRY/5614/2025- P6 DATED 17.11.2025 ISSUED BY THE ASSISTANT DIRECTOR, TREASURY DIRECTORATE, THIRUVANANTHAPURAM TO SRI.P.V ABRAHAM, TC 48/916, VIKARIPARAMBILL HOUSE, ARAMADA.P.O, TRIKKANNAPURAM, THIRUVANANTHAPURAM. Exhibit P1 A TRUE COPY OF THE O.A NO.2081/2025 ALONG WITH ITS ANNEXURES A1 TO A18 Exhibit P2 TRUE COPY OF THE MISCELLANEOUS APPLICATION 2026:KER:26616 12 OP(KAT)No.95 of 2026 NO.141/2026 IN OA 2081/2025 DATED 23.01.2026 FOR PRODUCTION OF ADDITIONAL DOCUMENTS ALONG WITH ANNEXURES A19 TO A21 Exhibit P3 TRUE COPY OF THE IMPUGNED INTERIM ORDER PASSED BY THE KERALA ADMINISTRATIVE TRIBUNAL ON 03.02.2026 IN MA 142/2026 IN OA2081/2025 Exhibit P4 TRUE COPY OF THE REPLY STATEMENT FILED BY THE SECOND PETITIONER ON 24.02.2026 Exhibit P5 TRUE COPY OF THE FINAL ORDER DATED 27.08.2025 IN OP(KAT) NO.53/2023 AGAINST THE ORDER DATED 21.12.2022 IN OA (EKM)NO.1778/2022