Kerala High Court
Rosy A.P vs State Of Kerala on 27 January, 2025
WP(C) NO. 13434 OF 2017
& connected cases 1 2025:KER:5826
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
MONDAY, THE 27th DAY OF JANUARY 2025 / 7TH MAGHA, 1946
WP(C) NO. 13434 OF 2017
PETITIONERS:
1 SMT. GIRIJA C, AGED 70 YEARS,
W/o K.V.M. BHASKARAN NAMBOOTHIRI,
AMBAR/SPINNING INSTRUCTOR(RETD.), DISTRICT KHADI
& VILLAGE OFFICE, MALAPPURAM AND RESIDING AT
MELEDATH MANA, P.O. CHEMBRASSERY, PANDIKKAD VIA,
PIN-676521, MALAPPURAM DISTRICT
2 SMT. C.RADHA, W/O. KRISHNAN, AGED 65 YEARS,
AMBAR/SPINNING INSTRUCTOR(RETD.), DISTRICT KHADI
& VILLAGE OFFICE, MALAPPURAM AND RESIDING AT
ANISHA NIVAS, NEAR RAILWAY GATE,
ANGADIPURAM.P.O., MALAPPURAM DISTRICT- 679 321
3 SMT. R NALINI, D/o KUNHIRAMA KURUP (LATE),
AGED 64 YEARS, AMBAR/SPINNING INSTRUCTOR(RETD.),
DISTRICT KHADI & VILLAGE OFFICE, KOZHIKODE AND
RESIDING AT PARAKKUTHAZHE HOUSE, P.O. KOOTHALI,
PERAMBRA, KOZHIKODE DISTRICT
4 SMT. M.K. DAKSHAYANI, D/o APPU NAIR,
AGED 65 YEARS, AMBAR/SPINNING INSTRUCTOR(RETD.),
DISTRICT KHADI & VILLAGE OFFICE, KOZHIKODE AND
RESIDING AT MUCHIRANKANDIYIL HOUSE, VAKAYAD,
NADUVANNUR, KOZHIKODE DISTRICT
5 SMT. M.K. LAKSHMI, D/o KELU KUTTY, AGED 71 YEARS,
AMBAR/SPINNING INSTRUCTOR(RETD.), DISTRICT KHADI
& VILLAGE OFFICE, MALAPPURAM AND RESIDING AT
NANDANAM HOUSE, P.O. AKATHETHARA,
PALAKKAD DISTRICT
WP(C) NO. 13434 OF 2017
& connected cases 2 2025:KER:5826
6 SMT.C.J.THRESIAMMA, W/o A.J. JOSEPH(LATE),
AGED 74 YEARS, AMBAR/SPINNING INSTRUCTOR(RETD.),
DISTRICT KHADI & VILLAGE OFFICE, MALAPPURAM AND
RESIDING AT ETHAKATT HOUSE, P.O. MANIMOOLI,
MALAPPURAM DISTRICT
7 SMT. M.K ELSY, W/o LASAR .K.P (LATE),
AGED 64 YEARS, AMBAR/SPINNING INSTRUCTOR(RETD.),
DISTRICT KHADI & VILLAGE OFFICE, MALAPPURAM AND
RESIDING AT EDAKKALATHOOR HOUSE, P.O. PAVARETTY,
THRISSUR DISTRICT
8 SMT.A SAROJINI, W/o RAJAN, AGED 71 YEARS,
AMBAR/SPINNING INSTRUCTOR(RETD.), DISTRICT KHADI
& VILLAGE OFFICE, MALAPPURAM AND RESIDING AT
KUDUMBATHIL HOUSE, P.O. CHUNGATHARA,
MALAPPURAM DISTRICT
9 SMT. K.DEVAKI, D/o KANARAN (LATE),
AGED 67 YEARS, AMBAR/SPINNING INSTRUCTOR(RETD.),
DISTRICT KHADI & VILLAGE OFFICE, MALAPPURAM AND
RESIDING AT KARUMUNDERI HOUSE, P.O. MODAKKALLUR,
ATHOLI VIA, KOZHIKODE DISTRICT
10 SMT.E.JANAKIAMMA. D/o GOVINDAN KUTTY
KIDAVU(LATE), AGED 65 YEARS, AMBAR/SPINNING
INSTRUCTOR(RETD.), DISTRICT KHADI & VILLAGE
OFFICE, KOZHIKODE AND RESIDING AT ECHAROTH HOUSE,
NANMINDA, KOZHIKODE DISTRICT
11 SMT.A RADHA, D/o KUNHAN NAIR(LATE), AGED 68
YEARS, AMBAR/SPINNING INSTRUCTOR(RETD.), DISTRICT
KHADI & VILLAGE OFFICE, KOZHIKODE AND RESIDING AT
POOTHAKANDY PARAMBA HOUSE, P.O. NADAKKAVU,
KOZHIKODE DISTRICT
12 SMT.K.P INDIRA DEVI, D/o PARAMESWARAN NAIR(LATE),
AGED 65 YEARS, AMBAR/SPINNING INSTRUCTOR(RETD.),
DISTRICT KHADI & VILLAGE OFFICE, KOZHIKODE AND
RESIDING AT THYPPURATH HOUSE, P.O. PUTHOKODE,
RAMANATTUKARA, MALAPPURAM DISTRICT
WP(C) NO. 13434 OF 2017
& connected cases 3 2025:KER:5826
13 SMT.T.N.ANANDAVALLY, W/o P.C.RAJENDRAN (LATE),
AGED 65 YEARS, AMBAR/SPINNING INSTRUCTOR(RETD.),
DISTRICT KHADI & VILLAGE OFFICE, MALAPPURAM AND
RESIDING AT NARAYANA NIVAS, P.O. NILAMBUR,
CHAKKALAKUTH, MALAPPURAM DISTRICT
BY ADV SRI.N.UNNIKRISHNAN
RESPONDENTS:
1 THE STATE OF KERALA,
REP.BY SECRETARY TO GOVERNMENT, INDUSTRIES
DEPARTMENT, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM- 695 001
2 KERALA KHADI & VILLAGE INDUSTRIES BOARD,
VANCHIYOOR, THIRUVANANTHAPURAM- 695 035,
REP. BY ITS SECRETARY
3 THE SECRETARY,
KERALA KHADI & VILLAGE INDUSTRIES BOARD,
VANCHIYOOR, THIRUVANANTHAPURAM- 695 035
4 THE PROJECT OFFICER,
DISTRICT KHADI & VILLAGE INDUSTRIES,
MALAPPURAM- 676 505
BY SRI. N.RAJAGOPALAN NAIR, SC, KERALA KHADI AND
VILLAGE INDUSTRIES BOARD
SRI. S. P. ARAVINDAKSHAN PILLAY
BY SR.GOVERNMENT PLEADER SRI. BIJOY CHANDRAN
THIS WRIT PETITION (CIVIL) HAVING BEEIN FIANLLY HEARD
ON 12.12.2024, ALONG WITH WP(C).3730/2021, 4219/2021 AND
CONNECTED CASES, THE COURT ON 27.01.2025 DELIVERED THE
FOLLOWING:
WP(C) NO. 13434 OF 2017
& connected cases 4 2025:KER:5826
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
MONDAY, THE 27th DAY OF JANUARY 2025 / 7TH MAGHA, 1946
WP(C) NO. 3730 OF 2021
PETITIONERS:
1 K.M.SULATHA, AGED 56 YEARS,
W/o K.NARAYANAN KUTTY, 'SREELAKSHMI',
EZHAKKADU P.O., PALAKKAD, (RETIRED SPINNING
INSTRUCTOR - KERALA KHADI AND VILLAGE INDUSTRIES
BOARD, PALAKKAD PROJECT OFFICE)
2 A.VIJAYAKUMARI, AGED 56 YEARS,
W/o SUDHAKARAN P., POOKKATIL HOUSE,
PALLISSERY P.O., PALACKAL, THRISSUR 680 027
(RETIRED SPINNING INSTRUCTOR - KERALA KHADI AND
VILLAGE INDUSTRIES BOARD, THRISSUR PROJECT
OFFICE)
3 MEENAKSHY A., AGED 57 YEARS,
W/o M.RAJENDRAN, MOOTHEDATH HOUSE, SIVAKRIPA,
KAILAS NAGAR, PALLIYIL LANE, POOTHOLE P.O.,
THRISSUR (RETIRED SPINNING INSTRUCTOR - KERALA
KHADI AND VILLAGE INDUSTRIES BOARD, THRISSUR
PROJECT OFFICE)
4 RADHA O., D/o LATE ACHUTHAN NAIR, AGED 58,
OTTAYIL VEEDU, MANALITHARA, ENKAKKADU (VIA),
THRISSUR, (RETIRED AS SPINNING INSTRUCTOR -
KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
THRISSUR PROJECT OFFICE)
5 M.N.KUTTIMANI, AGED 62 YEARS,
W/o K.N.PARAMESWARAN NAMBOOTHIRI,
KARUSHARUR MANA, THYKKATTUSSERY P.O.,
WP(C) NO. 13434 OF 2017
& connected cases 5 2025:KER:5826
OLLUR (VIA), (RETIRED AS SPINNING INSTRUCTOR -
KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
THRISSUR PROJECT OFFICE)
6 SOBHANAKUMARI M.R., AGED 57 YEARS,
W/o P.P.MOHAN BABU, SREE SABARI HOUSE,
KANNIYARPADAM, CHITTUR P.O., PALAKKAD (RETIRED AS
SPINNING INSTRUCTOR - KERALA KHADI AND VILLAGE
INDUSTRIES BOARD, PALAKKAD PROJECT OFFICE)
7 BABU RAJ, AGED 57 YEARS,
S/o A.V.CHANDU, KIZHAKKEVEEDU, ADUTHILATHERU,
PAZHAYANGADU P.O., KANNUR, PIN 670 303 (RETIRED
AS WEAVING INSTRUCTOR - KERALA KHADI AND VILLAGE
INDUSTRIES BOARD, PAYYANNUR KHADI CENTRE,
PAYYANNUR)
8 NIRMALA T.V., AGED 57 YEARS,
D/o K.KUNJAMBU NAMBIAR, SNEHAVILLA, MATTANNUR,
NELOONNI 670 702, (RETIRED AS SPINNING INSTRUCTOR
- KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
PAYYANNUR KHADI CENTRE, PAYANNUR)
BY ADVS. G.KRISHNAKUMAR
SHRI.DEEPU ANIL
RESPONDENTS:
1 STATE OF KERALA,
REP.BY ITS PRINCIPAL SECRETARY TO GOVERNMENT,
DEPARTMENT OF INDUSTRIES, GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM 695 001.
2 THE PRINCIPAL ACCOUNTS GENERAL (A & E),
AG'S OFFICE COMPLEX, CANTONMENT STATION RD,
STATUE, PALAYAM, THIRUVANANTHAPURAM 695 001.
3 KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
THIRUVANANTHAPURAM 695 001.,
REP.BY ITS SECRETARY.
WP(C) NO. 13434 OF 2017
& connected cases 6 2025:KER:5826
4 THE DIRECTOR (ADMINISTRATION),
KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
THIRUVANANTHAPURAM 695 001.
5 THE DIRECTOR,
PAYANNUR KHADI CENTRE, PAYYANNUR 670 307
6 THE PROJECT OFFICER,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
THRISSUR 680 306
7 THE PROJECT OFFICER,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
PALAKKAD 678 001.
BY ADVS. N.RAJAGOPALAN NAIR, SC, KERALA KHADI AND
VILLAGE INDUSTRIES BOARD
SRI. S. P. ARAVINDAKSHAN PILLAY
BY SR.GOVERNMENT PLEADER SRI. BIJOY CHANDRAN
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 12.12.2024, ALONG WITH WP(C).13434/2017 AND CONNECTED
CASES, THE COURT ON 27.01.2025 DELIVERED THE FOLLOWING:
WP(C) NO. 13434 OF 2017
& connected cases 7 2025:KER:5826
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
MONDAY, THE 27th DAY OF JANUARY 2025 / 7TH MAGHA, 1946
WP(C) NO. 4219 OF 2021
PETITIONERS:
1 B.OMANA, AGED 69 YEARS,
D/o A.KOMAN MANIYAN, MADATHIL HOUSE, KUMBALA,
PULLOOR P.O., KANJANGAD, KASARAGODU DISTRICT,
(RETIRED AS SPINNING INSTRUCTOR FROM PAYYANNUR
KHADI CENTRE, PAYYANNUR)
2 V.P.RUKMINI, AGED 68 YEARS,
W/o BALAKRISHNAN K, 'ATHIRA', KANDOTH P.O.,
PAYYANNOOR VIA, KANNUR DISTRICT (RETIRED AS
SPINNING INSTRUCTOR FROM PAYYANNUR KHADI CENTRE,
PAYYANNUR)
3 V. CHEMMARATHI, AGED 75 YEARS,
W/o M.P.KRISHNAN, VAZHAYIL HOUSE, KUTTOOR P.O.,
M.M. BAZAR VIA, KANNUR, (RETIRED AS SPINNING
INSTRUCTOR FROM PAYYANNUR KHADI CENTRE,
PAYYANNUR)
4 V.V.THAMBAYI @ V V THAMBI, AGED 68 YEARS,
D/o C.V.KELU, NEAR MG UP SCHOOL, MATHIRAKAVU,
KARIVELLOOR P.O. (RETIRED AS SPINNING INSTRUCTOR
FROM PAYYANNUR KHADI CENTRE, PAYYANNUR)
5 C. MADHAVI, AGED 75 YEARS,
D/o C.CHATHU, CHENGARATHU HOUSE, MOOLAPARA P.O.,
NEELESWARAM, KASARAGODU (RETIRED AS SPINNING
INSTRUCTOR FROM PAYYANNUR KHADI CENTRE,
PAYYANNUR)
WP(C) NO. 13434 OF 2017
& connected cases 8 2025:KER:5826
6 SUBHADRA DEVI K, AGED 72 YEARS,
W/o M. HAMSA, 'THATYERI', M M BAZAR P.O. (RETIRED
AS SPINNING INSTRUCTOR FROM PAYYANNUR KHADI
CENTRE, PAYYANNUR)
7 A. KUNHAPPA, AGED 72 YEARS, S/o NARAYANAN NAIR,
'SIVAKRIPA', OLABILAM P.O., KANNUR-673 313,
(RETIRED AS SPINNING INSTRUCTOR FROM PAYYANNUR
KHADI CENTRE, PAYYANNUR)
8 V.V.MADHUSOODANAN, AGED 71 YEARS,
S/o RAGHAVAN NAMBIAR, HARIKKARA VADAKKE VEEDU,
M.M.M. BAZAR, MATHAMANGALAM P.O. (RETIRED AS
SPINNING INSTRUCTOR FROM PAYYANNUR KHADI CENTRE,
PAYYANNUR)
9 M.M. PADMAVATHY, AGED 70 YEARS,
W/o PUTHENVEETTIL RADHA KRISHNAN, PADMASREE,
PUTHENVEETIL HOUSE, AKKATHETHARA P.O., PALAKKAD,
(D/o MATATHILPARAMBIL, MADHAVAN EZHUTHASAN,
VALLACHIRA), (RETIRED AS SPINNING INSTRUCTOR,
THRISSUR PROJECT OFFICE, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR)
10 P.K. RETNAKUMARI, AGED 69 YEARS,
W/o KUZHIKKATTIL JANARDHANAN, KUZHIKKATTIL HOUSE,
P.O.MANAKKULANGARA, KODAKARA-680 684 (RETIRED AS
SPINNING INSTRUCTOR THRISSUR PROJECT OFFICE,
KERALA KHADHI AND VILLAGE INDUSTRIES BOARD,
THRISSUR)
11 K.P. NARAYANAN @ K.P. NARAYANAN NAMBEESAN,
AGED 68 YEARS, S/o KALADI VADAKKEPUSHPAKAM
PARAMESWARAM NAMBEESAN, VADAKKEPUSHPAKAM,
P.O.ELTHURUTH, (RETIRED AS SPINNING INSTRUCTOR
THRISSUR PROJECT OFFICE, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR )
12 A.K. INDIRA, AGED 68 YEARS,
W/o V.N. KRISHNAN, VADAKKOOT HOUSE,
MADAVAKKARA P.O., CHITTISSERY, THRISSUR-680 301,
(RETIRED AS SPINNING INSTRUCTOR THRISSUR PROJECT
WP(C) NO. 13434 OF 2017
& connected cases 9 2025:KER:5826
OFFICE KERALA KHADHI AND VILLAGE INDUSTRIES
BOARD, THRISSUR)
13 A. LEKSHMIKUTTY, AGED 68 YEARS,
W/o CHERATE ACHUTHAN NAIR, CHERATE HOUSE,
P.O.THALORE, THRISSUR, (RETIRED AS SPINNING
INSTRUCTOR THRISSUR PROJECT OFFICE, KERALA KHADHI
AND VILLAGE INDUSTRIES BOARD, THRISSUR)
14 P.P. MOHAN BABU, AGED 68 YEARS,
S/o KELAPPAN, SREE SABARI, KANNAYARPADAM,
CHITTOOR, PALAKKAD, (RETIRED AS SPINNING
INSTRUCTOR, PALAKKAD PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, PALAKKAD)
BY ADVS. G.KRISHNAKUMAR
SRI.K.A.ANI JOSEPH
SHRI.DEEPU ANIL
RESPONDENTS:
1 STATE OF KERALA,
REPRESENTED BY ITS PRINCIPAL SECRETARY TO
GOVERNMENT, DEPARTMENT OF INDUSTRIES,
GOVERNMENT SECRETARIAT,
THIRUVANANTHAPURAM-695 001.
2 THE PRINCIPAL ACCOUNTS GENERAL (A & E),
AG'S OFFICE COMPLEX, CANTONMENT STATION RD,
STATUE, PALAYAM, THIRUVANANTHAPURAM-695 001.
3 KERALA KHADHI AND VILLAGE INDUSTRIES BOARD,
THIRUVANANTHAPURAM-695 001, REP BY IT'S SECRETARY
4 THE DIRECTOR, (ADMINISTRATION),
KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
THIRUVANANTHAPURAM-695 001.
5 THE DIRECTOR, PAYYANNUR KHADHI CENTRE,
PAYYANNUR-670 307
WP(C) NO. 13434 OF 2017
& connected cases 10 2025:KER:5826
6 THE PROJECT OFFICER,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
THRISSUR-680 306.
7 THE PROJECT OFFICER,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
PALAKKAD-678 001.
BY ADV.N.RAJAGOPALAN NAIR, SC, KERALA KHADI AND
VILLAGE INDUSTRIES BOARD
SRI. S. P. ARAVINDAKSHAN PILLAY
BY SR.GOVERNMENT PLEADER SRI. BIJOY CHANDRAN
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 12.12.2024, ALONG WITH WP(C).13434/2017 AND CONNECTED
CASES, THE COURT ON 27.01.2025 DELIVERED THE FOLLOWING:
WP(C) NO. 13434 OF 2017
& connected cases 11 2025:KER:5826
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
MONDAY, THE 27th DAY OF JANUARY 2025 / 7TH MAGHA, 1946
WP(C) NO. 6155 OF 2021
PETITIONERS:
1 P.SATHIDEVI, AGED 64 YEARS,
W/o CHEERATH VALIYAVEETTIL SREEDHARAN,
CHEERATH HOUSE, VADAKKUMURY, PUTHENCHIRA,
THRISSUR - 680 682 (RETIRED AS SPINNING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR).
2 A.M.MARY, AGED 65 YEARS,
W/o CHEMMINCHERY RAPHEL, CHEMMINCHERY (H),
PERAMBARA, P.O.TRISSUR (RETIRED AS SPINNING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR).
3 K.THULASI BAI, AGED 62 YEARS,
W/o KOLOTHUPARAMBIL MANI, KOLOTHUPARAMBIL (H),
P.O.PULLAZHI, THRISSUR (RETIRED AS SPINNING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR).
4 M.N.SASIKALA, AGED 64 YEARS,
W/o PAREKKATTUMANAKKAL PARAMESWARAN NAMBOODIRI,
PARAKKATU MANA, PALISSERY P.O., THRISSUR (RETIRED
AS SPINNING INSTRUCTOR, THRISSUR PROJECT, KERALA
KHADHI AND VILLAGE INDUSTRIES BOARD, THRISSUR).
5 K.SANTHAMMA, AGED 65 YEARS,
W/o NAGATH RAJAN, NAGATH (H), ALAGAPPA NAGAR,
(VIA) KALLUR, THRISSUR (RETIRED AS SPINNING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
WP(C) NO. 13434 OF 2017
& connected cases 12 2025:KER:5826
VILLAGE INDUSTRIES BOARD, THRISSUR).
6 P.S.GEETHA, AGED 66 YEARS,
W/o PUTHEN VEETTIL ACHUTHAN, PALLAYIL(H),
PERIMJANAM WEST P.O., IRINJALAKUDA, THRISSUR -
680 686 (RETIRED AS SPINNING INSTRUCTOR, THRISSUR
PROJECT, KERALA KHADHI AND VILLAGE INDUSTRIES
BOARD, THRISSUR).
7 K.R.VALSALA, AGED 65 YEARS,
W/o NADUVATHU GOVINDAN, NADUVATH (H),
JAWAHAR ROAD, PALLISSERY, THRISSUR - 680027
(RETIRED AS SPINNING INSTRUCTOR, THRISSUR
PROJECT, KERALA KHADHI AND VILLAGE INDUSTRIES
BOARD, THRISSUR).
8 E.REMADEVI, AGED 60 YEARS,
D/o ELEDATHUPARAMBIL BHASKAR MENON,
W/o RAVEENDRAN A., ELAYEDATH PARAMBIL (H),
KADUKUTTY P.O., CHALAKKUDY (RETIRED AS SPINNING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR).
9 SARASWATHY T., AGED 60 YEARS,
W/o KOKKURI SETHUMADHAVAN, SARATH NIVAS,
ENGAKKAD (VIA), MANALITHARA, THRISSUR - 680 589
(RETIRED AS SPINNING INSTRUCTOR, THRISSUR
PROJECT, KERALA KHADHI AND VILLAGE INDUSTRIES
BOARD, THRISSUR).
10 P.D.MARIKUNJU, AGED 66 YEARS,
W/o VADAKKINIYEDATH JHONY, VADAKKINIYATH (H),
ALATHUR P.O., ANNAMANADA (VIA), THRISSUR (RETIRED
AS SPINNING INSTRUCTOR, THRISSUR PROJECT, KERALA
KHADHI AND VILLAGE INDUSTRIES BOARD, THRISSUR).
11 M.L.JESSY, AGED 63 YEARS,
W/o CHAKKERI JOSEPH, CHAKKERI (H), NEAR PAKARA
TEMPLE, KALLUR, THRISSUR (RETIRED AS SPINNING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR).
WP(C) NO. 13434 OF 2017
& connected cases 13 2025:KER:5826
12 N.T.ANNAMMA, AGED 61 YEARS,
W/o PULIKKOTTIL SAMUEL, PULIKOTTIL (H), MALAKKA,
MANALITHARA, THRISSUR - 680 589(RETIRED AS
SPINNING INSTRUCTOR, THRISSUR PROJECT, KERALA
KHADHI AND VILLAGE INDUSTRIES BOARD, THRISSUR).
13 A.VILASINI, AGED 66 YEARS,
W/o KONCHATHU VEETIL RADHAKRISHNAN, KOCHATH (H),
ANIZHAM, THRIKKUR, OLLUR (VIA), THRISSUR (RETIRED
AS SPINNING INSTRUCTOR, THRISSUR PROJECT, KERALA
KHADHI AND VILLAGE INDUSTRIES BOARD, THRISSUR).
14 SOUDAMINI M, AGED 66 YEARS,
W/o K.CHENTHAMARAKSHAN, CHAITHRAM, CHRAMKULAM,
CHITTILANJERY P.O., PALAKKAD (RETIRED AS SPINNING
INSTRUCTOR, PALAKKAD PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, PALAKKAD).
15 KOMALAVALLI A.V., AGED 63 YEARS,
W/o A.K.CHANDRAN, ATHIYADATHU VEEDU, ADUTHILA
EAST, PAZHAYANGADI, KANNUR - 670 303 (RETIRED AS
SPINNING INSTRUCTOR, PAYYANNUR KHADI CENTRE,
KERALA KHADHI AND VILLAGE INDUSTRIES BOARD,
PAYYANNUR).
16 RADHA V.V., AGED 64 YEARS,
W/o E.T.RADHAKRISHNAN, E.T.HOUSE, MELATHI YADAM,
SREESTHA, KANNUR (RETIRED AS SPINNING INSTRUCTOR,
KANNUR KHADI CENTRE, KERALA KHADHI AND VILLAGE
INDUSTRIES BOARD, PAYYANNUR).
17 K.M.THANKAMANI, AGED 59 YEARS,
W/o P.BHARATHAN, PUTHENKUDI, KIZHAKKEKAVALA,
NADUVIL P.O., KANNUR (RETIRED AS SPINNING
INSTRUCTOR, PAYYANNUR KHADI CENTRE, KERALA KHADHI
AND VILLAGE INDUSTRIES BOARD, PAYYANNUR).
18 MARY CHERIAN K., AGED 65 YEARS,
W/o VARGHESE T.C., THONATH HOUSE, BHEEMANADI
P.O., NILESWAR (VIA), KASARGOD - 671314 (RETIRED
AS SPINNING INSTRUCTOR, PAYYANNUR KHADI CENTRE,
KERALA KHADHI AND VILLAGE INDUSTRIES BOARD,
WP(C) NO. 13434 OF 2017
& connected cases 14 2025:KER:5826
PAYYANNUR).
19 NALINI P.V., AGED 61 YEARS,
W/o BALAKRISHNAN V., VANNATHAN VEEDU, CHAYYOTH,
KASARAGOD - 671 314 (RETIRED AS SPINNING
INSTRUCTOR, PAYYANNUR KHADI CENTRE, KERALA KHADHI
AND VILLAGE INDUSTRIES BOARD, PAYYANNUR).
20 SOBHANAKUMARI K.K., AGED 60 YEARS,
W/o V.V.MADHUSOODANAN, VARIKKARA VADAKKAY VEEDU,
M.M.BAZAR, MATHAMANGALAM, KANNUR - 670 306
(RETIRED AS SPINNING INSTRUCTOR, PAYYANNUR KHADI
CENTRE, KERALA KHADHI AND VILLAGE INDUSTRIES
BOARD, PAYYANNUR).
21 SOBHANA K.V., AGED 61 YEARS,
W/o V.MADUSOODANAN, SAI NIVAS, NEAR S.S.TEMPLE,
KARUVACHERI, PAYYANNUR, KANNUR - 670 307 (RETIRED
AS SPINNING INSTRUCTOR, PAYYANNUR KHADI CENTRE,
KERALA KHADHI AND VILLAGE INDUSTRIES BOARD,
PAYYANNUR).
22 V.RAJAM, AGED 59 YEARS,
D/o GOVINDA MARAN, MADATHIL VALAPPIL HOUSE,
KIZHAKKANKODUVAL, NEELESHWARAM P.O., KASARGODU
(RETIRED AS SPINNING INSTRUCTOR, PAYYANNUR KHADI
CENTRE, KERALA KHADHI AND VILLAGE INDUSTRIES
BOARD, PAYYANNUR).
23 PANKAJAKSHI M.P., AGED 60 YEARS,
W/o K.K.V.BALAKRISHNAN, K.K.V.HOUSE, K.P.NAGAR,
PERINGOM, KANNUR - 670 307 (RETIRED AS SPINNING
INSTRUCTOR, PAYYANNUR KHADI CENTRE, KERALA KHADHI
AND VILLAGE INDUSTRIES BOARD, PAYYANNUR).
24 VIMALA A.V., AGED 59 YEARS,
W/o MOHANDAS P.V., PVM DAS NIVAS, KADNNAPPALLY,
KANNUR (RETIRED AS SPINNING INSTRUCTOR, PAYYANNUR
KHADI CENTRE, KERALA KHADHI AND VILLAGE
INDUSTRIES BOARD, PAYYANNUR).
WP(C) NO. 13434 OF 2017
& connected cases 15 2025:KER:5826
25 SANTHA M.T., AGED 64 YEARS,
W/o KUNHIKRISHNAN P, PARAKKADAN (H), ATHIYAMBORE,
KANHANGAD, KASARAGOD - 671 315 (RETIRED AS
SPINNING INSTRUCTOR, PAYYANNUR KHADI CENTRE,
KERALA KHADHI AND VILLAGE INDUSTRIES BOARD,
PAYYANNUR).
26 SALIKUTTY C.V., AGED 59 YEARS,
W/o KURIAKOSE K.P., KADUPPIL HOUSE, PUTHIYA
KANDAM, CHERUVATHOOR P.O., KASARAGOD (RETIRED AS
SPINNING INSTRUCTOR, PAYYANNUR KHADI CENTRE,
KERALA KHADHI AND VILLAGE INDUSTRIES BOARD,
PAYYANNUR).
27 PANKAJAKSHI P.V., AGED 65 YEARS,
W/o ARAVINDAKSHAN C., PARIYARAM VEEDU,
CHERUKKUNNU, KANNUR - 670 301 (RETIRED AS
SPINNING INSTRUCTOR, PAYYANNUR KHADI CENTRE,
KERALA KHADHI AND VILLAGE INDUSTRIES BOARD,
PAYYANNUR).
28 RAVI T.V., AGED 59 YEARS,
S/o KUNHAMBU T.V., THALAKKAL VEEDU, WEAVERS
STREET, PAYYANNUR P.O., KANNUR - 670 307 (RETIRED
AS SPINNING INSTRUCTOR, PALAKKAD PROJECT, KERALA
KHADHI AND VILLAGE INDUSTRIES BOARD, PALAKKAD).
29 V.K.ELSY, AGED 66 YEARS,
W/o THALAKOTTUR VEETTIL LOUIS, THLAKOTTOOR (H),
NETTISSERY P.O., MUKKATTUKARA, THRISSUR - 680 657
RETIRED AS WEAVING/LOOM INSTRUCTOR, PAYYANUR
KHADI CENTRE, KERALA KHADHI AND VILLAGE
INDUSTRIES BOARD, PAYYANNUR).
30 T.C.VASANTHI, AGED 59 YEARS,
D/o THOTTUPURAM CHATHAPPAN, NADUVATH (H), ALOOR
P.O., KALLETTUMKARA, THRISSUR - 680 683 (RETIRED
AS WEAVING INSTRUCTOR, THRISSUR PROJECT, KERALA
KHADHI AND VILLAGE INDUSTRIES BOARD, THRISSUR).
31 V.PADMAVATHY, AGED 60 YEARS,
W/o KUTTIKKATTU GOPALAKRISHNAN, KUTTIKKATTU (H),
WP(C) NO. 13434 OF 2017
& connected cases 16 2025:KER:5826
CHEVOOR, THRISSUR - 680 027 (RETIRED AS WEAVING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR).
32 T.L.REETHA, AGED 66 YEARS,
W/o VAIKKADAN PORINCHU, VAIKKADAN (H), PEECHI,
THRISSUR - 680 653 (RETIRED AS WEAVING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR).
33 E.R.VALSALAKUMARY, AGED 65 YEARS,
D/o EDASSERI VALAPPIL RAGHAVAN EZHUTHASSAN,
KARIYANKODE (H), ELANAD P.O., KIZHAKKUMURI,
CHELAKKARA (VIA), THRISSUR (RETIRED AS WEAVING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR).
34 C.K.PARUKUTTY, AGED 63 YEARS,
W/o PAPPATTHU VELAYUDHAN, PAPPATH (H),
VALIYAPARAMB, KURUVILASSERY, THRISSUR (RETIRED AS
WEAVING INSTRUCTOR, THRISSUR PROJECT, KERALA
KHADHI AND VILLAGE INDUSTRIES BOARD, THRISSUR).
35 T.V.SARADA, AGED 66 YEARS,
W/o ANTHIKKATTU KRISHNANKUTTY, ANTHIKKATTU (H),
M.G.NAGAR, POOKUNNAM, THRISSUR (RETIRED AS
WEAVING INSTRUCTOR, THRISSUR PROJECT, KERALA
KHADHI AND VILLAGE INDUSTRIES BOARD, THRISSUR).
36 P.K.OMANA, AGED 60 YEARS,
W/o MUTHUKATTIL SUNNY, MUTHUKKATTIL (H),
MELADOOR, THRISSUR - 680 741 (RETIRED AS WEAVING
INSTRUCTOR, THRISSUR PROJECT, KERALA KHADHI AND
VILLAGE INDUSTRIES BOARD, THRISSUR).
37 T.V.KUMARY, AGED 61 YEARS,
W/o AMMANATH RAMAKRISHNAN, AMMANATH (H),
EDAKULAM, THANGALOOR, THRISSUR - 680 596 (RETIRED
AS WEAVING INSTRUCTOR, THRISSUR PROJECT, KERALA
KHADHI AND VILLAGE INDUSTRIES BOARD, THRISSUR).
38 SANTHAKUMARI P., AGED 65 YEARS,
WP(C) NO. 13434 OF 2017
& connected cases 17 2025:KER:5826
W/o SASIDHARAN C., PACHENI HOUSE, DHARMASALA,
KANNOOL, KALLIASSERY (VIA), KANNUR - 670 562
(RETIRED AS WEAVING INSTRUCTOR, PAYYANNUR KHADI
CENTRE, KERALA KHADHI AND VILLAGE INDUSTRIES
BOARD, PAYYANNUR).
39 BHARATHAN P., AGED 63 YEARS,
S/o K.K.RAMAN, PUTHENKUDI HOUSE, NEAR AYYAPPA
TEMPLE, NADUVIL, KANNUR - 670 582 (RETIRED AS
WEAVING INSTRUCTOR, PAYYANNUR KHADI CENTRE,
KERALA KHADHI AND VILLAGE INDUSTRIES BOARD,
PAYYANNUR).
40 KRISHNAN T.V., AGED 65 YEARS,
S/o K.KRISHNAN ELAYA CHETTIYAN, VELLUR THERU,
VELLUR P.O., PAYYANNUR (VIA), KANNUR - 670 370
(RETIRED AS WEAVING INSTRUCTOR, PAYYANNUR KHADI
CENTRE, KERALA KHADHI AND VILLAGE INDUSTRIES
BOARD, PAYANNUR).
41 RAMAKRISHNAN T.K., AGED 59 YEARS,
S/o T.K.RAMAN, WEAVERS STREET, MANAKKADI,
PAYYANNUR P.O., KANNUR (RETIRED AS WEAVING
INSTRUCTOR, PAYYANNUR KHADI CENTRE, KERLA KHADHI
AND VILLAGE INDUSTRIES BOARD, PAYANNUR).
BY ADVS. G.KRISHNAKUMAR
SRI.K.A.ANI JOSEPH
SHRI.DEEPU ANIL
RESPONDENTS:
1 STATE OF KERALA,
REPRESENTED BY ITS PRINCIPAL SECRETARY TO
GOVERNMENT, DEPARTMENT OF INDUSTRIES, GOVERNMENT
SECRETARIAT, THIRUVANANTHAPURAM - 695 001.
2 THE PRINCIPAL ACCOUNTANTS GENERAL (A & E)
AG'S OFFICE COMPLEX, CANTONMENT STATION RD.,
STATUE, PALAYAM, THIRUVANANTHAPURAM - 695 001.
WP(C) NO. 13434 OF 2017
& connected cases 18 2025:KER:5826
3 KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
THIRUVANANTHAPURAM - 695 001,
REP. BY IT'S SECRETARY.
4 THE DIRECTOR (ADMINISTRATION),
KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
THIRUVANANTHAPURAM - 695 001.
5 THE DIRECTOR, PAYYANNUR KHADI CENTRE,
PAYYANNUR - 670 307.
6 THE PROJECT OFFICER,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
THRISSUR - 680 306.
7 THE PROJECT OFFICER,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
PALAKKAD - 678 001.
BY ADVS. N.RAJAGOPALAN NAIR, SC
S. P. ARAVINDAKSHAN PILLAY
BY SR.GOVERNMENT PLEADER SRI. BIJOY CHANDRAN
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 12.12.2024, ALONG WITH WP(C).13434/2017 AND CONNECTED
CASES, THE COURT ON 27.01.2025 DELIVERED THE FOLLOWING:
WP(C) NO. 13434 OF 2017
& connected cases 19 2025:KER:5826
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
MONDAY, THE 27th DAY OF JANUARY 2025 / 7TH MAGHA, 1946
WP(C) NO. 18456 OF 2021
PETITIONERS:
1 ROSY A.P., AGED 59 YEARS,
W/o BABY, PEREPPADAN VEEDU, KORATTY EAST P.O.,
THRISSUR - 680 308 (RETIRED AS WEAVING INSTRUCTOR
FROM DISTRICT KHADI AND VILLAGE INDUSTRIES
OFFICE, ERNAKULAM).
2 CHANDRAMATHY M.S., AGED 59 YEARS,
W/o RAJAGOPAL, MELATH VEEDU, THURUTH, ALUVA,
ERNAKULAM - 683 101 (RETIRED AS WEAVING
INSTRUCTOR FROM DISTRICT KHADI AND VILLAGE
INDUSTRIES OFFICE, ERNAKULAM).
3 ROSA M.I., AGED 61 YEARS,
W/o GEORGE P.J., PRESENTLY RESIDING AT
PADAYATTIL, PADUVAPURAM P.O., PANTHACKAL,
KARUKUTTY (RETIRED AS WEAVING INSTRUCTOR FROM
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
ERNAKULAM).
4 BABY P., AGED 64 YEARS,
W/o SURESH B., KURUMUTTATH (H), NORTH PARAVUR,
ERNAKULAM - 683 513 (RETIRED AS WEAVING
INSTRUCTOR FROM DISTRICT KHADI AND VILLAGE
INDUSTRIES OFFICE, ERNAKULAM).
5 ANNIE P.V., AGED 60 YEARS,
W/o PATHROSE P.P., PRESENTLY RESIDING AT
PUTHUPPARA HOUSE, THURAVOOR P.O., ANKAMALY VIA.,
VATHAKAD, ERNAKULAM (RETIRED AS SPINNING
WP(C) NO. 13434 OF 2017
& connected cases 20 2025:KER:5826
INSTRUCTOR FROM DISTRICT KHADI AND VILLAGE
INDUSTRIES OFFICE, ERNAKULAM).
6 REETHA K.D., AGED 60 YEARS,
W/o JOSE K.V., KALLINGU (H), AYYAMPUZHA P.O.,
KALLAKKODE, ERNAKULAM (RETIRED AS SPINNING
INSTRUCTOR FROM DISTRICT KHADI AND VILLAGE
INDUSTRIES OFFICE, ERNAKULAM).
7 SUMADEVI R.P., AGED 61 YEARS,
W/o SUKUMARAN K.V., 'KADAYA VALAPPIL HOUSE',
NAYARAMBALAM P.O., ERNAKULAM - 682 509 (RETIRED
AS SPINNING INSTRUCTOR FROM DISTRICT KHADI AND
VILLAGE INDUSTRIES OFFICE, ERNAKULAM).
8 SAKEENA BEEGAM M.K., AGED 62 YEARS,
D/o KUNJUMOITHU M.M., MULLAKKARA (H),
VADAKKEKKARA, NORTH PARAVOOR, ERNAKULAM (RETIRED
AS SPINNING INSTRUCTOR FROM DISTRICT KHADI AND
VILLAGE INDUSTRIES OFFICE, ERNAKULAM).
9 SALY POULOSE, AGED 64 YEARS,
W/o ABRAHAM K.P., KALAPURACKL (H),
PATTIMATTOM P.O., ERNAKULAM - 683 562 (RETIRED AS
SPINNING INSTRUCTOR FROM DISTRICT KHADI AND
VILLAGE INDUSTRIES OFFICE, ERNAKULAM).
10 KARTHIYANI K.S., AGED 66 YEARS,
W/o MUKUNDAN K.N., PARIYARAM, MEEMPARA P.O.,
PUTHENCRUIZ, ERNAKULAM - 682 314 (RETIRED AS
SPINNING INSTRUCTOR FROM DISTRICT KHADI AND
VILLAGE INDUSTRIES OFFICE, ERNAKULAM).
11 ABIDA C.A., AGED 65 YEARS,
W/o SHAUKATHALI, THAIPARAMBIL (H),
PALLARIMANGALAM P.O., KOTHAMANGALAM, ERNAKULAM
(RETIRED AS SPINNING INSTRUCTOR FROM DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, ERNAKULAM).
12 T.V.SREEDEVI, AGED 68 YEARS,
W/o V.R.NARAYANA PISHARADY, KANINAD P.O.,
ERNAKULAM - 682 310 (RETIRED AS SPINNING
WP(C) NO. 13434 OF 2017
& connected cases 21 2025:KER:5826
INSTRUCTOR FROM DISTRICT KHADI AND VILLAGE
INDUSTRIES OFFICE, ERNAKULAM).
13 SANTHAMMA K, AGED 68 YEARS,
W/o C.K.BHASI, CHAKKANATTU HOUSE,
PAZHANTHOTTAM P.O., ERNAKULAM DIST. - 682 365.
(RETIRED AS SPINNING INSTRUCTOR FROM DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, ERNAKULAM).
BY ADVS. G.KRISHNAKUMAR
AYYAPPADAS V
RESPONDENTS:
1 STATE OF KERALA,
REPRESENTED BY IT'S PRINCIPAL SECRETARY TO
GOVERNMENT, DEPARTMENT OF INDUSTRIES, GOVERNMENT
SECRETARIAT, THIRUVANANTHAPURAM - 695 001.
2 THE PRINCIPAL ACCOUNTANTS GENERAL (A & E),
AG'S OFFICE COMPLEX, CANTONMENT STATION RD.,
STATUE, PALAYAM, THIRUVANANTHAPURAM - 695 001.
3 KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
THIRUVANANTHAPURAM - 695 001, REP. BY IT'S
SECRETARY.
4 THE DIRECTOR (ADMINISTRATION),
KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
THIRUVANANTHAPURAM - 695 001.
5 THE PROJECT OFFICER,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
ERNAKULAM - 682 017.
BY ADV N.RAJAGOPALAN NAIR, SC, KERALA KHADI AND
VILLAGE INDUSTRIES BOARD
SRI. S. P. ARAVINDAKSHAN PILLAY
BY SR.GOVERNMENT PLEADER SRI. BIJOY CHANDRAN
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 12.12.2024 ALONG WITH WP(C).13434/2017 AND CONNECTED
CASES, THE COURT ON 27.01.2025 DELIVERED THE FOLLOWING:
WP(C) NO. 13434 OF 2017
& connected cases 22 2025:KER:5826
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE MOHAMMED NIAS C.P.
MONDAY, THE 27th DAY OF JANUARY 2025 / 7TH MAGHA, 1946
WP(C) NO. 37554 OF 2024
PETITIONERS:
1 P.K.RAJAN, AGED 65 YEARS,
S/o KUNJUKRISHNA KURUP, (SPINNING INSTRUCTOR,
SPINNING UNIT AND GRAMA SILPA, NOCHAD, KOZHIKODE,
RETIRED ON 31.3.2015) RESIDING AT PK HOUSE,
KIZHAKAYIL MEETHAL, ERAVATTOOR.P.O, PERAMBRA
(VIA) KOZHIKODE DISTRICT, PIN - 673525
2 RAJAN.P, AGED 67 YEARS,
S/o P.KRISHNA KURUP (SPINNING INSTRUCTOR,
SPINNING UNIT, THURAYOOR, KOZHIKODE, RETIRED ON
30.11.2012) RESIDING AT KOKKANJATHU
THAZHEKUNIYIL, PUTHUPANAM.P.O, KOZHIKODE
DISTRICT, PIN - 673105
3 SATHIANATHAN.P, AGED 60 YEARS,
S/o PADMANABHAN NAIR.P (SPINNING INSTRUCTOR,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
RETIRED ON 30.04.2020) RESIDING AT PEECHARI
DEEPTHI HOUSE, PERUVATTOOR. P.O, KOYILANDI,
KOZHIKODE DISTRICT, PIN - 673620
4 RAGHU.R, AGED 63 YEARS,
S/o KUNHIRAMA KURUP.K (SPINNING INSTRUCTOR,
DISTRICT KHADI & VILLAGE INDUSTRIES OFFICE,
KOZHIKODE, RETIRED ON 30.6.2017) RESIDING AT
PARKKUTHAZHA HOUSE, KOOTHALI.P.O, KOZHIKODE
DISTRICT, PIN - 673525
WP(C) NO. 13434 OF 2017
& connected cases 23 2025:KER:5826
5 MOHANDAS.A.P, AGED 63 YEARS,
S/o A.P.KUNHIRAMAN (SPINNING INSTRUCTOR, DISTRICT
KHADI & VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 31.07.2017), RESIDING AT
KINATTINGENTAVIDA HOUSE, PUTHUPANAM.P.O,
VADAKARA, KOZHIKODE DISTRICT, PIN - 673501
6 THANKAMANY AMMA.T, AGED 65 YEARS,
W/o MADHAVAN, (SPINNING INSTRUCTOR, DISTRICT
KHADI & VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 30.4.2015), RESIDING AT ALAMBADI
HOUSE, PURAMERI.P.O, VADAKARA (VIA), KOZHIKODE
DISTRICT, PIN - 673503
7 JAYARAJAN.P.P, AGED 71 YEARS,
S/o PODAN, (WEAVING INSTRUCTOR, DISTRICT KHADI
AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE, RETIRED
ON 30.11.2008), RESIDING AT KUNHIKANDY HOUSE,
CHENOLI.P.O, PERAMBRA(VIA), KOZHIKODE DISTRICT,
PIN - 673525
8 KAMALA.N.K, AGED 60 YEARS,
W/o UNNI N.P (WEAVING INSTRUCTOR, DISTRICT KHADI
AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE, RETIRED
ON 31.05.2020), RESIDING AT MEETHALE PUNATHIL,
EDAKKULAM (PO),KOYILANDY, KOZHIKODE DISTRICT,
PIN - 673306
9 GEETHA.K, AGED 59 YEARS,
W/o KRISHNANKUTTY NAIR (WEAVING INSTRUCTOR,
(BHAVAN MANAGER KHADI GRAMA SOUBHAGYA, KOYILANDY,
RETIRED ON 31.05.2021), RESIDING AT MEKKOLATH
HOUSE, CHEEKKILODE (PO), ATHOLI (VIA), KOZHIKODE
DISTRICT, PIN - 673315
10 SATHYABHAMA.K, AGED 67 YEARS,
W/o N.MOHANDAS, (SPINNING INSTRUCTOR, DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 31.10.2012), RESIDING AT SATHYAKALA
HOUSE, KAKKUR, NANMINDA (VIA), KOZHIKODE
DISTRICT, PIN - 673619
WP(C) NO. 13434 OF 2017
& connected cases 24 2025:KER:5826
11 BALAN.K.M, AGED 72 YEARS,
S/o KUNHIKANARAN (SPINNING INSTRUCTOR, DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 31.10.2008), RESIDING AT KUNNANMAKAL,
KANNADIPOYIL (PO), BALUSSERY (VIA), KOZHIKODE
DISTRICT, PIN - 673612
12 ARAVINDAKSHAN.K.K, AGED 70 YEARS,
S/o UNNERI, (SPINNING INSTRUCTOR, DISTRICT KHADI
AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE, RETIRED
ON 1.4.2010), RESIDING AT PALAYULLAKANDI HOUSE,
KINALOOR.P.O, BALUSSERY, KOZHIKODE DISTRICT,
PIN - 673612
13 HARIDASAN.E, AGED 65 YEARS,
S/o GOVINDAN KUTTY KIDAVE, (SPINNING INSTRUCTOR,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
KOZHIKODE, RETIRED ON 28.2.2015), RESIDING AT
EACHAROTH HOUSE, NANMINDA, KOZHIKODE DISTRICT,
PIN - 673613
14 SARADA AMMA.K, AGED 74 YEARS,
W/o VENUGOPALAN.A, (SPINNING INSTRUCTOR, DISTRICT
KHADI AND VILLAGE INDUSTRIES PROJECT OFFICE,
KOZHIKODE, RETIRED 30.06.2007), RESIDING AT
EACHAROTH HOUSE, NANMINDA.P.O, KOZHIKODE
DISTRICT, PIN - 673613
15 USHA KUMARI.C.K, AGED 63 YEARS,
W/o SREENIVASAN.K.M, (WEAVING INSTRUCTOR,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
KOZHIKODE, RETIRED ON 31.05.2017), RESIDING AT
KIZHAKKE MADATHIL HOUSE, BALUSSERY (PO),
KOZHIKODE DISTRICT, PIN - 673612
16 KAMALAKSHI.U.K, AGED 63 YEARS,
D/o MEENAKSHI AMMA, (SPINNING INSTRUCTOR,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
KOZHIKODE, RETIRED ON 31.05.2017), RESIDING AT
KIZHAKKE NABONATHIL, KAKKODI (VIA), KURUVATTOOR
(PO), KOZHIKODE DISTRICT, PIN - 673611
WP(C) NO. 13434 OF 2017
& connected cases 25 2025:KER:5826
17 SAILAJA.K, AGED 62 YEARS,
W/o SURENDRAN, (SPINNING INSTRUCTOR, DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 31.10.2017), RESIDING AT KANGALIL
VEEDU, CHELIYA (PO), EDAKKULAM (VIA)
KOYILANDY,KOZHIKODE DISTRICT, PIN - 673306
18 GEETHA.K.M, AGED 60 YEARS,
W/o RAMACHANDRA MARAR (SPINNING INSTRUCTOR,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
KOZHIKODE, RETIRED ON 31.05.2020), RESIDING AT
MADATHILMARATH HOUSE, CHATHAMANGALAM (PO), NIT
(VIA), KOZHIKODE DISTRICT, PIN - 673601
19 ROSA.O.J, AGED 66 YEARS,
W/o P.J.JOSE, (WEAVING INSTRUCTOR, DISTRICT KHADI
AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE, RETIRED
ON 31.12.2013), RESIDING AT PAREKKUDIYIL HOUSE,
KANNOTH, KODENCHERY (VIA), KOZHIKODE DISTRICT,
PIN - 673580
20 NALINI.N.P, AGED 66 YEARS,
W/o ASOKAN (WEAVING INSTRUCTOR, DISTRICT KHADI
AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE, RETIRED
ON 30.11.2013), RESIDING AT KURATHISALAYIL GRANMA
HOUSE, THIRUVANGOOR, KOZHIKODE DISTRICT,
PIN - 673304
21 NARAYANAN.V, AGED 74 YEARS,
S/o ANANDAKURUP, (SPINNING INSTRUCTOR, DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 31.1.2007), RESIDING AT VATAVIL HOUSE,
CHERODE EAST.P.O, VADAKARA, KOZHIKODE DISTRICT,
PIN - 673106
22 ROHINI V.P, AGED 70 YEARS,
D/o ALI VADAKKEPURAYIL. (WEAVING INSTRUCTOR,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
KOZHIKODE, RETIRED ON 31.03.2010), RESIDING AT
VADAKKEPURAYIL MALIYAKKEL PARAMBIL, MADAPPALLY
COLLEGE.P.O, KOZHIKODE DISTRICT, PIN - 673102
WP(C) NO. 13434 OF 2017
& connected cases 26 2025:KER:5826
23 KAMALAKSHY AMMA.K, AGED 71 YEARS,
W/o K.VIJAYAN, (SPINNING INSTRUCTOR, DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 30.11.2008), RESIDING AT EROTH MEETHAL
HOUSE, ONCHIYAM.P.O, CHOMBALA, VADAKARA,
KOZHIKODE DISTRICT, PIN - 673308
24 RENUKA.U, AGED 66 YEARS,
D/o KUNJIRAMAN UPPALAKKAL, (SPINNING INSTRUCTOR,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
KOZHIKODE, RETIRED ON 30.11.2013), RESIDING AT
UPPALAKKAL HOUSE, MADAPALLY COLLEGE, VADAKARA,
KOZHIKODE DISTRICT, PIN - 673102
25 BALARAM.P.K, AGED 67 YEARS,
S/o KUNHIKANARAN, (SPINNING INSTRUCTOR, DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 30.11.2012), RESIDING AT KANDIYIL
HOUSE, KEEZHAL.P.O, VADAKARA, KOZHIKODE DISTRICT,
PIN - 673104
26 E.K.RAJAGOPALAN ADIYODI, AGED 77 YEARS,
S/o P.KUNHIKUTTY NAMBIAR, (SPINNING INSTRUCTOR,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
KOZHIKODE, RETIRED ON 31.1.2004), RESIDING AT
EYYAMKUTTY KUNIYIL HOUSE, MUTTUNGAL, VATAKARA,
KOZHIKODE DISTRICT, PIN - 673106
27 VILASINI N.P, AGED 71 YEARS,
W/o RAMAKRISHNAN NAIR.M, (SPINNING INSTRUCTOR,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
KOZHIKODE, RETIRED ON 30.09.2008), RESIDING AT
ACHUTHAM, CHOOLANGAT HOUSE, PERUMUHAM (PO),
KOZHIKODE DISTRICT, PIN - 673631
28 USHADEVI.G, AGED 65 YEARS,
W/o JAYARAJAN.P.P (WEAVING INSTRUCTOR, DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 31.10.2014), RESIDING AT KUNHIKANDY
HOUSE, CHENOLI.P.O, PERAMBRA(VIA), KOZHIKODE
DISTRICT, PIN - 673525
WP(C) NO. 13434 OF 2017
& connected cases 27 2025:KER:5826
29 VANAJAM.V, AGED 57 YEARS,
W/o ANANDAN.M.P.K (SPINNING INSTRUCTOR, DISTRICT
KHADI AND VILLAGE INDUSTRIES OFFICE, KOZHIKODE,
RETIRED ON 30.4.2023) RESIDING AT OTTAPPILAKKAL
MEETHAL HOUSE, KOMMERI, KOMMERI.P.O, KOZHIKODE
DISTRICT, PIN - 673007
30 KRISHNAN.T.K, AGED 57 YEARS,
S/o RAMARE, (WEAVING INSTRUCTOR, ARAPPEEDIKA
KHADI CENTRE, BALUSSERY, RETIRED ON 30.9.2022)
RESIDING AT MAYAKKANDI HOUSE, KARIYATHANKAVU.P.O,
KOZHIKODE DISTRICT, PIN - 673612
31 SATHYANATHAN.T, AGED 67 YEARS,
S/o MADHAVAN, (FAMILY PENSIONER, HUSBAND OF LATE
RAJANI.T, SPINNING INSTRUCTOR, DISTRICT KHADI AND
VILLAGE INDUSTRIES OFFICE, KOZHIKODE, RETIRED ON
28.02.2013), RESIDING AT THYKKANDI HOUSE,
KOLLAM.P.O, KOYILANDY, KOZHIKODE, PIN - 673037
32 REENA.C, AGED 53 YEARS,
W/o LATE BALAKRISHNAN.K.M, (FAMILY PENSIONER,
WIFE OF LATE BALAKRISHNAN K.M, WEAVING
INSTRUCTOR, MANIYUR KHADI WEAVING CENTRE,
KOZHIKODE, RETIRED ON 27.4.2018), RESIDING AT
THALAKKAL HOUSE, MANIYUR .P.O, PAYYOLI, KOZHIKODE
DISTRICT, PIN - 673523
BY ADV K.P.RAJEEVAN
RESPONDENTS:
1 STATE OF KERALA,
REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
INDUSTRIES DEPARTMENT, SECRETARIAT,
THIRUVANANTHAPURAM, PIN - 695001
2 KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
REPRESENTED BY ITS SECRETARY, VANCHIYOOR,
THIRUVANANTHAPURAM, PIN - 695035
WP(C) NO. 13434 OF 2017
& connected cases 28 2025:KER:5826
3 THE SECRETARY,
KERALA KHADI AND VILLAGE INDUSTRIES BOARD,
VANCHIYOOR, THIRUVANANTHAPURAM, PIN - 695035
4 PROJECT OFFICER,
DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
NEAR DISTRICT COURT, CHEROOTTY ROAD, KOZHIKODE,
PIN - 673032
BY ADVS. N.RAJAGOPALAN NAIR, SC, KERALA KHADI AND
VILLAGE INDUSTRIES BOARD
SRI. S. P. ARAVINDAKSHAN PILLAY
SRI P.RAMAKRISHNAN
SMT. PREETHI RAMAKRISHNAN
SRI. PRATAP ABRAHAM VARGHESE
SRI. MANOJKUMAR G.
SRI. ASHOK MENON
BY SR.GOVERNMENT PLEADER SRI. BIJOY CHANDRAN
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 12.12.2024, ALONG WITH WP(C).13434/2017 AND CONNECTED
CASES, THE COURT ON 27.01.2025 DELIVERED THE FOLLOWING:
WP(C) NO. 13434 OF 2017
& connected cases 29 2025:KER:5826
JUDGMENT
[WP(C) Nos.13434/2017, 3730/2021, 4219/2021, 6155/2021, 18456/2021, 37554/2024] In WP (C) 13434 of 2017, the petitioners challenge Exhibit P49 order dated 13.01.2016, issued by the 3rd respondent Kerala Khadi and Village Industries Board, rejecting the claim for counting prior service rendered by Spinning/Weaving Inspectors before regularisation for pensionary benefits. It is stated that the petitioners are retired employees of the Khadi Board, who joined the service between the 1970s and 80s and worked as Spinning Instructors and Weaving Instructors. They were regularised in service from 07.07.1999 through an order issued by the 1st respondent, but the period of service before the date of regularisation was not counted for pension. At the same time, all the petitioners have received gratuity through the order passed by the Controlling Authority under the Payment of Gratuity Act, 1972 by counting the entire service as a qualifying service.
2. In WP (C) 3730 of 2021, the petitioners, eight in number, WP(C) NO. 13434 OF 2017 & connected cases 30 2025:KER:5826 challenge Exhibit P9 Order, dated 22.02.2005, issued by the 1 st respondent, to the extent it denied reckoning the total service including continuous service rendered before regularisation by the Spinning Instructor/Weaving Instructor for the pensionary benefits and Exhibit P10 dated 17.05.2005 issued by the Government of Kerala, Exhibit P11 Government Letter dated 06.10.2006 and Ext.P12 Government letter dated 17.03.2009. It is stated that the petitioners are retired Spinning and Weaving Instructors from the service of the 3 rd respondent Khadi Board. Initially, petitioners 1-6 being aggrieved by the non-reckoning of the total service in computing gratuity, approached this Court by filing WP (C) Nos. 16156/2020, 11502/2020 and 11506/2020 which were disposed of with a direction to reckon the total period of service for payment of gratuity and to pay the outstanding gratuity amount. Petitioners 1, 4 and 5 viz. Smt. Sulatha, Smt. Radha O. and Smt. M N Kuttimani were petitioner Nos. 11, 13 and 14 respectively in WP (C) No. 36274/2005.
3. In WP(C) No. 4219 of 2021, the petitioners prayer for a direction for quashing Exhibit P9 Government Order and to quash WP(C) NO. 13434 OF 2017 & connected cases 31 2025:KER:5826 Exhibit P10 Government Order, Exts.P11 and P12 Government letters by which the request to reckon prior continuous service of Spinning Instructor and Weaving Instructor before regularisation was rejected by the 1st respondent for pensionary benefit. It is stated that petitioners are retired from the service of the 3rd respondent, Khadi Board. They retired as Spinning Instructors. Petitioners 9, 10 and 14 viz. Smt. M.M Padmavathi, Smt. Retnakumari P.K. and Sri. P.P. Mohan Babu was petitioner Nos. 33, 26 and 3 respectively.
4. In W.P. (C) No. 18456/2021, the petitioners (Total of 13) are retired as Weaving Instructors and Spinning Instructors from the Khadi Board. They were absorbed in the regular service only on 07.07.1999 and on retirement they were denied the pension they are entitled to, based on their total period of service including continuous service they worked for decades on a daily wage basis for a meagre wage. The petitioners prayed for a direction to the 1st, 2nd and 3rd respondents to revise the pension of the petitioners' by reckoning the entire service of the petitioners as regular service and pay and release to them the arrears of pension without delay and continue to pay them WP(C) NO. 13434 OF 2017 & connected cases 32 2025:KER:5826 pension at the revised rate.
5. In W.P. (C) No. 6155/2021, the petitioners ( 41 in number ) are retired from the service of the Khadi Board. The petitioners 1-27 retired as Spinning Instructors and the rest of them are retired as Weaving Instructors. The petitioners challenge Exhibit P9 Government Order, so far as it denies to reckon the total service including service rendered before regularisation by the Spinning Instructor/Weaving Instructor for pensionary benefits and also to quash Exhibit P10 Government Order, Exts.P11 and P12 Government letters by which the request to reckon prior continuous service of Spinning Instructor and Weaving Instructor before regularisation was rejected by the 1st respondent for pensionary benefit. Petitioners 2, 3, 8, 10, 11, 12, 28, 29, 30 and 32 viz. Smt. Mary A.M, Smt. K. Thulasi Bai, Smt. Remadevi E, Smt Marykunju P.D., Smt. Jessy M. L., Smt. Annamma N.T., Sri. T.V Ravi, Smt. V.K Elsy, Smt. T.C. Vasanthi and Smt. T.L. Reetha were petitioners 23, 32, 24, 25, 27, 28, 19, 31, 29 and 30 respectively in WP (C) N0. 36274/2005.
6. In WP (C) No. 37554 of 2024, the petitioners ( 32 in number) WP(C) NO. 13434 OF 2017 & connected cases 33 2025:KER:5826 challenge Exhibits P6 and P7 to the extent they deny reckoning the total service prior to the regularisation of the petitioners. The Petitioners challenged Exhibit P6 and P7 orders and prayed for quashing the same to the extent it denies to reckon the total service including service rendered before regularisation by the Spinning/Weaving Instructors for pensionary benefits.
7. The 3rd respondent, the Kerala Khadi and Village Industries Board, submits that the writ petition is filed as an experimental measure as their claim is hit by estoppel and acquiescence. The petitioners did not challenge the orders passed by the Government. The petitioners have accepted the said pay scale and drawn their salary during their entire period of service and even the pension benefits according to the said scale of pay. It is stated that the Kerala Khadi and Village Industries Board is a grant-in-aid institution with its own special rules viz, Kerala Khadi and Village Industries Board (Classification and Conditions of Recruitment of Staff) Regulations, 2006, governing the service conditions of the staff and the provisions of Kerala Service Rules Part III are made applicable for the computation of WP(C) NO. 13434 OF 2017 & connected cases 34 2025:KER:5826 pension, gratuity and other pensionary benefits of its employees. The petitioners were initially appointed on daily wages under the Special Employment Generation Scheme and later regularised by the Government on compassionate grounds through a Government Order dated 07.07.1999. The petitioners were working as technical staff in various departmental production units under the Kerala Khadi and Village Industries Board with effect from the date of the order giving them pay and allowances equivalent to the part time contingent employees of the State Government subject to the following conditions.
(i) No further recruitment will be made to the above categories.
(ii) Surplus staff, if any, in one District may be appointed to the vacant posts in the other Districts.
(iii) The date of retirement should be on completion of 55 years for all the above posts.
8. Later the salary of the petitioners was revised as equivalent to that of last-grade servants and 50% of the additional expenditure for the same will only be met by the Government. The scale of pay with effect from the order dated 22.02.2005 was fixed at the entry level with WP(C) NO. 13434 OF 2017 & connected cases 35 2025:KER:5826 effect from the date of order and their previous service will not count for pay fixation, leave, pension, grade promotion etc. Later the words 'pension' and 'leave' were deleted vide Order dated 17.05.2005. Therefore, the service of the regularised instructors between the date of regularisation, i.e. 07.07.1999 and the date of sanctioning of Pay Scale, i.e. 22.05.2005 can only be taken for grade fixation etc. which may take place beyond 22.05.2005. Therefore, the period prior to regularisation i.e. 07.07.1999 could not be considered for any service benefits including pension.
9. The said posts of Spinning and Weaving Instructors are created on compassionate grounds to accommodate the daily wage employees and these posts are thereby not provided in classes and categories of posts under each service provided in Regulation 4 (b) of CCR and these posts are not borne in cadre. Petitioners do not possess qualifications for being regularly appointed in the sanctioned posts and therefore, the government had regularised all 346 persons including the petitioners working as technical staff with the condition that no further recruitment will be made to the above categories. The WP(C) NO. 13434 OF 2017 & connected cases 36 2025:KER:5826 Government has made clear that their previous service would not be reckoned for service benefits as it will create a huge additional financial burden to the government. The subject matter of dispute has already been considered by this Court in O.P. No. 29876/2002 and decided against the petitioners. This Court also considered the question of reckoning the service from the date of entry in service and granting pay and other allowances applicable to such posts in WPC No. 36274/2005.
10. Heard Sri.N.Unnikrishnan, learned counsel for the petitioners in WP(C). No. 13434/2017, Sri. G. Krishna Kumar, learned counsel for the petitioners in WP(C).Nos. 3730/2021, 4219/2021, 6155/2021, 18456/2021, Sri.K.P.Rajeevan, learned counsel for the petitioners in WP(C). No. 37554/2024, Sri. S.P.Aravindakshan Pillay instructed by Sri. N. Rajagopalan Nair, learned Standing Counsel for the Kerala Khadi and Village Industries Board and Sri. Bijoy Chandran, the learned Government Pleader.
11. It is urged on behalf of the petitioners that they were appointed on the basis of a Rural Employment Scheme introduced by WP(C) NO. 13434 OF 2017 & connected cases 37 2025:KER:5826 the Khadi Board to join the Spinning units of the Board as spinners on a piece-rate basis. Out of the persons working as spinners, those who have completed SSLC and with good performance were sent for 10 months of training and post the successful training, they were called for interview and based on the marks secured in the interview conducted by the Board, they were appointed as Spinning Instructors on daily wage basis at Rs. 10 per day. Weaving Instructors were also appointed by following a similar mode of appointment adopted in 1986. From among the weavers, those who are well experienced have teaching skills and who passed the 8th standard were selected for various training programmes for weaving instructors and appointed as Weaving Instructors in the weaving unit of the Board.
12. It is stated that all of the petitioners hail from the lower strata of the society and were working from 1978 onwards. Initially, they worked for daily wages of Rs. 10/- per day and subsequently enhanced to Rs. 12/- per day. On 8.11.1990, the Khadi Board granted a consolidated remuneration of Rs. 700/- and later it was enhanced to Rs. 1050/- per month. After decades of continuous service on a daily wage WP(C) NO. 13434 OF 2017 & connected cases 38 2025:KER:5826 basis, they were absorbed into the regular service as per a Government Order dated 07.07.1999 and the scale of pay was fixed as that of Part- time Contingent Workers. It is stated that they were full-time employees and were working on a full-time basis right from the day of appointment till the date of retirement. While this remained the fact, they were paid a salary equivalent to Part-time Contingent Workers and for pension, the period of service before the regularisation date was not considered.
13. It is stated that through a Government Order dated 22.02.2005, the government sanctioned the pay equivalent to the last grade employees and it was mentioned in Exhibit P4 that their previous service will not count for pay fixation, leave, pension, grade promotion etc. Later Government issued orders on 17.05.2005 by which the earlier order was modified by deleting "pension" and "leave" from the last sentence. It is stated that on reading the above Government Orders together, the petitioners are entitled to get counted their provisional service/ daily wage period also as qualifying service for pension. The Government through letter dated 17.03.2009 has rejected the request to WP(C) NO. 13434 OF 2017 & connected cases 39 2025:KER:5826 issue orders to reckon the period of service of persons as that of petitioners from 1.11.1990 as qualifying service for pension. The petitioners are only provided with ex-gratia pension by denying them the actual pension they are entitled to, based on their total period of service. It is stated that Kerala Service Rules, in particular, Rule 10, Part III KSR relate to pension which permits in individual cases and subject to such conditions as they may think fit to impose in each case, allow service rendered by an employee to count for pension.
14. Under Rule 11 of KSR, Part III, the Government is competent to declare that any specified kind of service rendered by an employee shall qualify for pension inferentially even without a specific prescription. Rule 14 A, Part III, KSR provides for counting the temporary service for the regular pension if is regularised later. The duties and responsibilities of the Spinning Instructor were to manage the entire spinning unit in which they were posted, impart training to unemployed persons, pay wages based on the work done to the spinners, prepare and maintain accounts, wage register, repair and upkeep the machinery in the unit. They were also subjected to transfer WP(C) NO. 13434 OF 2017 & connected cases 40 2025:KER:5826 from one unit to another and even to other Districts like regular employees. They argue that their duties were neither sporadic nor project-based, but permanent and integral to the daily functioning of the respondent's office. In the Irrigation Department and Kerala Water Authority, orders were issued for reckoning the CLT/SLR service prior to absorption into regular service of the Irrigation department in respect of CLR/SLR employees.
15. In the Judgment dated 31.05.2016 of the Kerala High Court in WP(C) No. 3218 of 2014 (Exhibit P8) held that Khadi Board admitted that the non-inclusion of the post of Spinning and Weaving Instructors in the Special Rules (CCR) 2006 is due to a mistake or omission on the part of the authority and thereafter as per the notification dated 26.02.2024, amended the CCR regulation and in 4 (a) of Part I after serial No. VI, Serial No. VII, Casual Field Service was included.
16. The Petitioners relied on the following judgments:
Kesar Chand resident of village Naroli v. State of Punjab and Others [AIR 1988 Punjab and Haryana 265] Sheela Devi v. State of H.P. WP(C) NO. 13434 OF 2017 & connected cases 41 2025:KER:5826 and others (CWPOA No.195 of 2019), Board of Revenue through its Chairman U.P. Lucknow and others v. Prasidh Narain Upadhyay [2005 SCC Online All 1248], Geeta Devi v. State of U.P. and 6 others (Writ -A No. 9201/2018), Ram Deo Tiwari v. State of Uttar Pradesh and Others [(2019) 10 SCC 546], Laila T.M. and Others v. State of Kerala and Others [2014 (2) KHC 395], Sukumaran V. v. State of Kerala and Another [2020 (5) KHC 571], Punjab State Electricity Board and Another v. Narata Singh and Another [(2010) 4 SCC 317], Yashwant Hari Katakkar v. Union of India (Uoi) and Ors. [(1996) 7 SCC 113], State of Haryana and Others v.
Piara Singh and Others [(1992) 4 SCC 118], Vinod Kumar and Others v. Union of India and Others [ (2024) 9 SCC 327], Prem Singh v. State of Uttar Pradesh and Others [(2019) 10 SCC 516], Rajkaran Singh & Ors. v. Union of India & Ors. (Civil Appeal No. 9721/2024) [(2024) 8 SCR 516], K Raghavan Nair v. State and Others (O.P. No. 12836 & 16418 of 1992), Anand Prakash Mani Tripathi v. State of Uttar Pradesh & Ors (Civil Appeal No. 6118/2024), M.G. Rathnakumari v. State of Kerala and others (WPC No. 32318/2014).
17. The learned counsel appearing for the respondents, WP(C) NO. 13434 OF 2017 & connected cases 42 2025:KER:5826 opposing the prayers in the writ petition, contended that in the 1999 Regularisation order, sanction was accorded for the regularisation of the 346 persons working as technical staff including the persons now working against the 157 sanctioned posts on the following conditions:
(i) No further recruitment will be made to the above categories.
(ii) Surplus staff if any in one District may be appointed to the various posts in the other districts.
(iii) The date of retirement should be on completion of 55 years for all the above posts. The Government Letter dated 06.10.2006, clearly stated that the provisional service reckoned for increment alone will be reckoned as qualifying service for weightage. All the staff members of the Khadi Board are appointed through Kerala Public Service Commission. However, the petitioners were initially appointed on daily wages under the Special Employment Generation Scheme and later regularised by the Government on compassionate grounds.
Petitioners cannot thereby claim equality with the other employees WP(C) NO. 13434 OF 2017 & connected cases 43 2025:KER:5826 who had been appointed through KPSC as they were appointed on a regular scale of pay. Spinning and Weaving Instructors are not included in CCR Regulation 4 (a) which states the classes and categories of posts. Hence provisions of CCR do not apply to them. Previous years of service, if calculated can create an additional financial burden on the Government. Ext. P1 is a special employment programme formulated by the Government to provide employment for the marginalised section of society, under the Board. In Paragraph 3 of this, it is mentioned that the posts which are so created except those filled up by promotion would be filled up through the Kerala Public Service Commission. Exhibit P2 is a circular of the board itself which prescribes the qualification for appointment on a daily wage basis to the project and Khadi offices of the Board.
18. The Petitioners cannot challenge Ext. P5, especially at this distance of time, for two reasons, one delay and the other; the regularisation in service having been effected as per Ext. P5; in the regular pay applicable to Part-time Contingent employees. The same was continued till Exhibit P8 Government Order and by the said order WP(C) NO. 13434 OF 2017 & connected cases 44 2025:KER:5826 granted the pay scale applicable to the last grade servants. No retrospective effect can be claimed. The regularisation itself was a benefit conferred on the petitioners by the Government and they cannot claim parity or equality with others who had been appointed in the regular scales of pay. A committee constituted to look into the issue of regularization of daily wagers was placed before a Committee constituted by the Government and the decision taken was as per the recommendations of it. It was specifically noticed in the report that the policy of the Government was not to grant any retrospective regularization and the reluctance to bear the huge financial liability. The Respondents relied on the following judgments:
P. Ramachandran and Others v. State of Kerala and Others(WPC No. 36274/2005), Shyamala B v. State of Kerala and Others (WPC No. 33951/2004), State Of Haryana And Another v. Haryana Civil Secretariat Personal Staff Association [(2002) 6 SCC 72), Jayaram K. and Others v. Bangalore Development Authority and Others [2022 (1) KLT 168], Parmeshwar Nanda etc v. The State of Jharkhand through Chief Secretary & Ors etc (Civil Appeal Nos. 505-531 of 2020).
WP(C) NO. 13434 OF 2017 & connected cases 45 2025:KER:5826
19. The petitioners, as stated above, are seeking to reckon the entire service as regular service and to release them the arrears of pension taking into account the period they worked from the date of entry. All of them had retired more than a decade back. The Kerala Khadi and Village Industries Board is constituted under Section 4 of the Kerala Khadi and Village Industries Board Act, 1957 (for short 'the Act'). All employees of the Khadi Board come under the definition of public servants going by Section 31 of the Act. The Board also has special Rules, namely Kerala Khadi and Village Industries Board (Classification and Conditions of Recruitment of Staff) Regulations, 2006, governing the service conditions of the staff and the Kerala Service Rules Part III are also made applicable for the computation of pension, gratuity and other pensionary benefits of its employees. It is not in dispute that the petitioners were initially appointed on daily wages under the Special Employment Generation which was later regularised by the Government on 07.07.1999. As per the said order, the Government had sanctioned accord regularisation of 346 persons, including the petitioners in all cases working as technical staff in WP(C) NO. 13434 OF 2017 & connected cases 46 2025:KER:5826 various departmental production units under the Board with effect from the date of the order giving them pay and allowances equivalent to the part-time contingent employees of the State Government subject to the conditions that no further recruitment will be made to the above categories, that the surplus staff, if any, in one District may be appointed to the vacant posts in other Districts and that the date of retirement shall be on completion of 55 years.
20. Later, the Government refixed the pay and allowances of the regularised Spinning and Weaving Instructors on the ground that the pay sanctioned while regularising was that of part-time employee's salary, but they were actually doing the job as that of full-time employees. Therefore, the Government had accorded sanction for awarding a pay scale equivalent to the pay and allowances of last-grade servants to the instructors regularised as above. It is also decided that 50% of the additional expenditure will be met by the Government. The Government Order dated 22.05.2005 made it clear that those regularised in the above scale will be with effect from the date of the order and that their pay will be fixed at the entry-level of the scale WP(C) NO. 13434 OF 2017 & connected cases 47 2025:KER:5826 with effect from the date of the order and that their previous service will not count for pay fixation, leave, pension, grade promotion etc.
21. Through Government Order dated 17.05.2005, based on the request made by the petitioners and the similarly situated, the Government issued an erratum to delete the words 'pension' and 'leave' from the last sentence of the last para of the Government Order dated 22.02.2005. Therefore, the service of the regularised Instructors between the date of regularisation, namely 07.07.1999 and the date of sanctioning of Pay Scale namely; 22.05.2005 can only be taken for computing pension and leave, but for granting pay fixation, grade fixation etc the service period beyond 22.05.2005 cannot be considered.
Thus, the Government clearly stated that the period of service beyond the date of regularisation, ie prior to 07.07.1999 would not be considered for any service benefits including pension. In the earlier round of litigation in which some of the petitioners in this round were also parties, through judgment dated 25.02.2016 in W.P.(C) No.36274/2005 this Court held that the regularisation itself was a benefit conferred on the petitioners by the Government and they WP(C) NO. 13434 OF 2017 & connected cases 48 2025:KER:5826 cannot claim parity or equality with other persons who had been appointed in the regular scale of pay. It was also pointed out that the regular appointments were made through the Kerala Public Service Commission and that they cannot be equated to the posts in which the petitioners are regularised. It was also the contention of the Government that the posts occupied by the petitioners are not included in the CCR and such posts are not borne in cadre and hence the provisions of the CCR do not apply to them. It is stated that the petitioners in W.P.(C) No.3730/2021 were retired on superannuation without completing the minimum years of service entitled them to minimum pension, namely ten years. It is submitted that the claim now made by the petitioners was considered earlier and specifically rejected.
22. It is true that the equation of posts and determination of pay scale are the primary functions of the executive and not of the Courts. The petitioners accepted the orders regularising them with the conditions thereon. It is also submitted that their claims in the earlier writ petition claiming regularisation from the date of entry of service WP(C) NO. 13434 OF 2017 & connected cases 49 2025:KER:5826 were declined. The learned counsel for the petitioners however points out that the present request is not to grant regularisation from the day they started working, but to count the period from the date of entry to the date of regularisation as service to compute the pensionary benefits.
23. It needs to be stated that the law in this regard, in particular the Full Bench judgment of the Punjab High Court in Kesar Chand resident of village Naroli v. State of Punjab and Others [AIR 1988 Punjab and Haryana 265], which was considered by the Supreme Court as well and the decisions in Vinod Kumar and Others v. Union of India and Others [(2024) 9 SCC 327], Sukumaran V v. State of Kerala and Another [2020 (5) KHC 571], Punjab State Electricity Board and Another v. Narata Singh and Another [(2010) 4 SCC 317] and the judgment of this court in Laila T.M. and Others v. State of Kerala and Others [2014 (2) KHC395], clearly laid down that the label at the time of entry into service cannot be the determinatory factor.
24. The case law considered certain parameters to be reckoned viz, long and uninterrupted service that cannot be brushed WP(C) NO. 13434 OF 2017 & connected cases 50 2025:KER:5826 aside merely by labelling their initial appointments as part-time or contractual. The essence of their employment must be considered in the light of their sustained contribution, the integral nature of their work, when nothing suggests their entry was through any illegal or surreptitious route. The performance of essential duties that were indispensable to the day-to-day functioning of the establishment, despite being labelled as part-time workers for a very long time. The engagement not being sporadic or temporary in nature; instead, it was recurrent, regular, and akin to the responsibilities typically associated with sanctioned posts underscoring the indispensable nature of their work completed satisfactorily.
25. The factors noted above, which are actually for considering a claim of regularisation had not been considered in the case of these petitioners, at least as regards reckoning the period of service prior to regularisation to compute the pension. The impugned orders in W.P.(C) No.3730/2021 (Exhibit P9), W.P.(C) No.6155/2021 (Exhibit P9), W.P.(C) No.4219 of 2021 (Exhibit P8) & W.P.(C) No.37554/2024 (Exhibit P4), Government Order dated 22.02.2005, stated WP(C) NO. 13434 OF 2017 & connected cases 51 2025:KER:5826 that since the petitioners are doing job as in the case of full-time employees, accorded sanction for awarding scale of pay equivalent to that of last grade servants to the remaining Spinning and Weaving Instructors and the Board has agreed to meet 50% of the additional financial commitment in this regard. In W.P.(C) No.3730/2021 (Exhibit P10), W.P.(C) No.6155/2021 (Exhibit P10) W.P.(C) No.4219 of 2021 (Exhibit P9) & W.P.(C) No.37554/2024 (Exhibit P5), Government Order dated 17.05.2005, it is stated that last sentence of the previous Government Order regarding fixing of pay and allowance of regularised Spinning Instructors or Weaving Instructors has modified by deleting the words 'leave' and 'pension' as per the request from the Secretary of Khadi Board. No other reason was stated.
26. In W.P.(C) No.3730/2021 (Exhibit P11), W.P.(C) No.6155/2021 (Exhibit P11), W.P.(C) No.4219 of 2021 (Exhibit P10) & W.P.(C) No.37554/2024 (Exhibit P6), Government Letter dated 06.10.2006, it is stated that provisional service reckoned for increment alone will be reckoned as qualifying service for weightage and as per Government Order dated 22.02.2005, government has specified that the WP(C) NO. 13434 OF 2017 & connected cases 52 2025:KER:5826 pay of the above employees will be fixed at entry level of the scale of pay which means that their prior service will not be reckoned for service benefits. There was no mention of Government Order dated 17.05.2005 and no further reasons were stated.
27. In W.P.(C) No.3730/2021 (Exhibit P12), W.P.(C) No.6155/2021 (Exhibit P12), W.P.(C) No.4219 of 2021 (Exhibit P11) & W.P.(C) No.37554/2024 (Exhibit P7), Government Letter dated 17.03.2009 it is stated that as per Government Order dated 22.02.2005, 279 Spinning/Weaving Instructors were granted scale of pay equivalent to that of last grade servants and the government has met 50% of additional financial burden. If service prior to regularisation is considered for pension and gratuity, the government will have to bear Rs.14,00,000/- of additional financial burden. In W.P.(C) No.13434 of 2017 (Exhibit P49), the government communication dated 13.01.2016 rejected the claim by passing a non-speaking order.
28. It cannot disputed that the petitioners are all coming from lower strata and that their power to bargain and get the legitimately entitled benefits was very low. It is also relevant to note that under the WP(C) NO. 13434 OF 2017 & connected cases 53 2025:KER:5826 Amended Regulation of 2024 dated 26.02.2024 amending the Kerala Khadi and Village Industries Board (Classifications and Conditions of Recruitment of Staff) (Amendment) Regulations 2024, Spinning Instructor and Weaving Instructor are included under the Technical Service (Lower) and the Spinning and Weaving Instructors, under the category of Casual Field Service. It is also to be noticed that the petitioners worked without any break of service till their regularisation on 07.07.1999. The long-term service clearly suggests a level of permanency and integration with the Governmental structure that belies their classification as temporary employees. There is no case that the petitioners were not qualified to hold the posts or that they did a job not similar to the one done by the regular employees.
29. Taking note of the parameters laid down in the judgments noted above and also the observations made above, I deem it appropriate to direct the Government to reconsider the case of the petitioners for counting their period of service before their regularisation as qualifying service for the purpose of pensionary benefits without changing the date of regularisation. A relook is WP(C) NO. 13434 OF 2017 & connected cases 54 2025:KER:5826 necessary given the position of law stated above. To enable the above exercise, the impugned orders are quashed. There will be a direction to the Principal Secretary of Industries or the competent among the Government Secretaries to reconsider the claims of the petitioners after giving notice to them or their representatives and other affected parties and to take a fresh decision within four months from the date of receipt of a copy of this judgment.
The writ petitions are allowed as above.
Sd/-
MOHAMMED NIAS C.P. JUDGE DMR/-
WP(C) NO. 13434 OF 2017
& connected cases 55 2025:KER:5826
APPENDIX OF WP(C) 3730/2021
PETITIONERS' EXHIBITS
EXHIBIT P1 TRUE COPY OF THE RELEVANT PAGES OF THE
SENIORITY LIST OF SPINNING INSTRUCTORS PREPARED BY THE 3RD RESPONDENT.
EXHIBIT P2 TRUE COPY OF THE RELEVANT PAGES OF THE SENIORITY LIST WEAVING INSTRUCTORS PREPARED BY THE 3RD RESPONDENT.
EXHIBIT P3 TRUE COPY OF THE JUDGMENT DATED 26.12.2019 OF DIVISION BENCH OF THE HON'BLE HIGH COURT OF HIMACHAL PRADESH IN CWPOA 195/2019.
EXHIBIT P4 TRUE COPY OF THE OF THE DIVISION JUDGMENT OF THE HON'BLE ALLAHABAD HIGH COURT DATED 2.12.2005 IN THE BOARD OF REVENUE VS.PRASIDHA NARAIN UPADYAY EXHIBIT P5 TRUE COPY OF THE JUDGMENT DATED 15.5.2006 OF ALLAHABAD HIGH COURT IN BABU SINGH VS. STATE OF UP.
EXHIBIT P6 TRUE COPY OF THE JUDGMENT DATED 16.10.2019 OF THE HON'BLE ALLAHABAD HIGH COURT IN GEETHA DEVI VS. STATE OF UP AND ORS WRIT. A-NO.9201/2018.
EXHIBIT P7 TRUE COPY OF THE GO (RT) NO.588/2019/WRD DATED 17.8.2019 ISSUED BY THE 1ST RESPONDENT EXHIBIT P8 TRUE COPY OF THE JUDGMENT DATED 16.3.2018 OF THE HONOURABLE SUPREME COURT IN RAM DEO TIWARI VS.STATE OF UP OF THE HON'BLE SUPREME COURT IN CIVIL AP2896/16.
WP(C) NO. 13434 OF 2017
& connected cases 56 2025:KER:5826
Exhibit P9 TRUE COPY OF THE GO(Rt) 151/2005/ID
DATED 22.2.2005 ISSUED BY THE 1ST
RESPONDENT
Exhibit P10 TRUE COPY OF THE GO(Rt) 488/2005/ID
DATED 17.5.2005 ISSUED BY THE 1ST
RESPONDENT
Exhibit P11 TRUE COPY OF THE GOVERNMENT LETTER NO
18988/K1/ID DATED 6.10.2006 ISSUED BY THE 1ST RESPONDENT Exhibit P12 TRUE COPY OF THE GOVERNMENT LETTER NO-
5150/KI/08 INDIS DATED 17.3.2009 ISSUED BY THE 1ST RESPONDENT Exhibit P13 TRUE COPY OF THE ORDER DATED 28.6.1996 OF THE 6TH RESPONDENT PROJECT OFFICER Exhibit P14 TRUE COPY OF THE ORDER DATED 23.3.1998 OF THE 6TH RESPONDENT Exhibit P15 TRUE COPY OF THE ORDER DATED 27.9.1993 OF THE 6TH RESPONDENT Exhibit P16 TRUE COPY OF THE ORDER DATED 16.1.1991 OF THE 6TH RESPONDENT Exhibit P17 TRUE COPY OF THE ORDER DATED 15.3.1990 OF THE 6TH RESPONDENT Exhibit P18 TRUE COPY OF THE ORDER DATED 3.6.1987 OF THE 3RD RESPONDENT Exhibit P19 TRUE COPY OF THE ORDER DATED 5.12.1986 OF THE 6TH RESPONDENT Exhibit P20 TRUE COPY OF THE ORDER DATED 22.9.1983 OF THE 6TH RESPONDENT WP(C) NO. 13434 OF 2017 & connected cases 57 2025:KER:5826 Exhibit P21 TRUE COPY OF THE ORDER DATED 20.7.1983 OF THE 6TH RESPONDENT Exhibit P22 TRUE COPY OF THE ORDER DATED 29.6.1990 OF THE 6TH RESPONDENT Exhibit P23 TRUE COPY OF THE ORDER DATED 1.1.1998 OF THE 6TH RESPONDENT PROJECT OFFICER Exhibit P24 TRUE COPY OF THE ORDER DATED 28.2.1990 OF THE 6TH RESPONDENT PROJECT OFFICER Exhibit P25 TRUE COPY OF THE ORDER DATED 29.10.1985 OF THE 6TH RESPONDENT Exhibit P26 TRUE COPY OF THE ORDER DATED 2.2.1985 OF THE 6TH RESPONDENT Exhibit P27 TRUE COPY OF THE ORDER DATED 20.2.1984 OF THE 6TH RESPONDENT Exhibit P28 TRUE COPY OF THE ORDER DATED 13.12.1983 OF THE 6TH RESPONDENT PROJECT OFFICER Exhibit P29 TRUE COPY OF THE ORDER DATED 8.11.1990 OF THE 3RD RESPONDENT BOARD RESPONDENT' EXHIBITS Exhibit R3A TRUE COPY OF G.O(Ms) NO.103/99/ID DATED 07/07/1999.
Exhibit R3B TRUE COPY OF G.O(Rt) NO.151/2005/ID DATED 22/02/2005.
Exhibit R3C TRUE COPY OF G.O(Rt) NO.488/2005/ID DATED 17/05/2005.
Exhibit R3D TRUE COPY OF RELEVANT PAGES OF THE CCR.
WP(C) NO. 13434 OF 2017 & connected cases 58 2025:KER:5826 Exhibit R3E TRUE COPY OF KERALA PUBLIC SERVICE
COMMISSION (CONSULTATION BY CORPORATIONS & COMPANIES) RULES 1971.
Exhibit R3F TRUE COPY OF JUDGMENT DATED 25/02/2016 IN WP(C) NO.36274/05.
Exhibit R3G TRUE COPY OF GOVERNMENT LETTER DATED 17-03-2009.
Exhibit R3H TRUE COPY OF GOVERNMENT LETTER DATED 06-10-2006.
Exhibit R3I TRUE COPY OF JUDGMENT DATED 03/03/2016 IN WP(C) NO. 33951/2004.
EXHIBIT R3J TRUE COPY OF AMENDED ORIGINAL PETITION IN O.P 29876/2002 WITHOUT EXHIBITS.
EXHIBIT R3K TRUE COPY OF WRIT PETITION No.36274/2005 WITHOUT EXHIBITS.
EXHIBIT R3L TRUE COPY OF THE REPORT SUBMITTED BY COMMITTEE UNDER THE CHAIRMANSHIP OF THE SECRETARY OF FINANCE DEPARTMENT.
EXHIBIT R3M TRUE COPY OF JUDGMENT IN WP(C) NO.36274/ 2005, DATED 25.02.2016 OF THE HIGH COURT OF KERALA, ERNAKULAM.
EXHIBIT R3N TRUE COPY OF G.O.(Rt) No.685/2021/ID DATED 05.07.2021.
EXHIBIT R3O TRUE COPY OF APEX COURT JUDGMENT DATED 07.07.2020 IN (CIVIL) APPEAL Nos.505-531 OF 2020.
// TRUE COPY //
P.A. TO JUDGE
WP(C) NO. 13434 OF 2017
& connected cases 59 2025:KER:5826
APPENDIX OF WP(C) 4219/2021
PETITIONERS'EXHIBITS
EXHIBIT P1 TRUE COPY OF THE RELEVANT PAGES OF THE
SENIORITY LIST OF SPINNING INSPECTORS/ WEAVING INSPECTORS PREPARED BY THE 3RD RESPONDENT EXHIBIT P2 TRUE COPY OF THE JUDGMENT DATED 26.12.2019 OF DIVISION BENCH OF THE HON'BLE HIGH COURT OF HIMACHAL PRADESH IN CWPOA 195/2019 EXHIBIT P3 TRUE COPY OF THE DIVISION BENCH JUDGMENT OF THE HON'BLE ALAHABAD HIGH COURT DATED 2.12.2005 IN THE BOARD OF REVENUE VS PRASIDH NARAIN UPADYAY EXHIBIT P4 TRUE COPY OF THE JUDGMENT DATED 15.5.2006 OF ALEHABAD HIGH COURT IN BABU SINGH VS STATE OF UP EXHIBIT P5 TRUE COPY OF THE JUDGMENT DATED 16.10.2019 OF THE HON'BLE ALLAHABAD HIGH COURT IN GEETHA DEVI VS STATE OF UP AND ORS WRIT-A NO 9201/2018 EXHIBIT P6 TRUE COPY OF THE GO(RT) NO 588/2019/WRD DATED 17.8.19 ISSUED BY THE 1ST RESPONDENT EXHIBIT P7 TRUE COPY OF THE JUDGMENT DATED 16.3.2018 RAM DEO TIWARI VS STATE OF UP OF THE HON'BLE SUPREME COURT IN CIVIL AP 2896/16 Exhibit P8 TRUE COPY OF THE GO(RT) 151/2005/ID DATED 22.2.2005 ISSUED BY THE 1ST RESPONDENT.
WP(C) NO. 13434 OF 2017
& connected cases 60 2025:KER:5826
Exhibit P9 TRUE COPY OF THE GO(RT) 488/2005/ID
DATED 17.5.2005 ISSUED BY THE 1ST
RESPONDENT
Exhibit P10 TRUE COPY OF THE GOVERNMENT LETTER NO
18988/K1/06/ID DATED 6.10.2006 ISSUED BY THE 1ST RESPONDENT.
Exhibit P11 TRUE COPY OF THE GOVERNMENT LETTER NO-
5150/KL/08 INDIS DATED 17.3.2009 ISSUED BY THE 1ST RESPONDENT Exhibit P12 TRUE COPY OF THE ORDER DATED 28.6.1996 OF THE 6TH RESPONDENT PROJECT OFFICER. Exhibit P13 TRUE COPY OF THE ORDER DATED 23.3.1998 OF THE 6TH RESPONDENT.
Exhibit P14 TRUE COPY OF THE ORDER DATED 27.9.1993 OF THE 6TH RESPONDENT.
Exhibit P15 TRUE COPY OF THE ORDER DATED 16.1.1991 OF THE 6TH RESPONDENT.
Exhibit P16 TRUE COPY OF THE ORDER DATED 15.3.1990 OF THE 6TH RESPONDENT.
Exhibit P17 TRUE COPY OF THE ORDER DATED 3.6.1987 OF THE 3RD RESPONDENT.
Exhibit P18 TRUE COPY OF THE ORDER DATED 5.12.1986 OF THE 6TH RESPONDENT.
Exhibit P19 TRUE COPY OF THE ORDER DATED 22.9.1983 OF THE 6TH RESPONDENT Exhibit P20 TRUE COPY OF THE ORDER DATED 20.7.1983 OF THE 6TH RESPONDENT.
Exhibit P21 TRUE COPY OF THE ORDER DATED 29.6.1990
OF THE 6TH RESPONDENT
WP(C) NO. 13434 OF 2017
& connected cases 61 2025:KER:5826
Exhibit P22 TRUE COPY OF THE ORDER DATED 1.1.1998 OF
THE 6TH RESPONDENT PROJECT OFFICER.
Exhibit P23 TRUE COPY OF THE ORDER DATED 28.2.1990
OF THE 6TH RESPONDENT PROJECT OFFICER Exhibit P24 TRUE COPY OF THE ORDER DATED 29.10.1985 OF THE 6TH RESPONDENT.
Exhibit P25 TRUE COPY OF THE ORDER DATED 2.2.1985 OF THE 6TH RESPONDENT.
Exhibit P26 TRUE COPY OF THE ORDER DATED 10.2.1984, OF THE 6TH RESPONDENT.
Exhibit P27 TRUE COPY OF THE ORDER DATED 13.12.1983, THE 6TH RESPONDENT PROJECT OFFICER.
Exhibit P28 TRUE COPY OF THE ORDER DATED 8.11.1990 OF THE 3RD RESPONDENT BOARD.
RESPONDENTS' EXHIBITS EXHIBIT R3A TRUE COPY OF GO(MS) NO 103/99/ID DATED 07-07-1999 EXHIBIT R3B TRUE COPY OF GO(RT)NO 151/2005/ID DATED 22-02-2005 EXHIBIT R3C TRUE COPY OF GO(RT) NO 488/2005/ID DATED 17-05-2005 EXHIBIT R3D TRUE COPY OF THE RELEVANT PAGES OF THE CCR EXHIBIT R3E TRUE COPY OF THE KERALA PUBLIC SERVICE COMMISSION(CONSULTATION BY CORPORATIONS AND COMPANIES) RULES 1971 EXHIBIT R3F TRUE COPY OF THE JUDGMENT DATED WP(C) NO. 13434 OF 2017 & connected cases 62 2025:KER:5826 25-02-2016 IN WP(C)36274/2005 EXHIBIT R3G TRUE COPY OF THE GOVERNMENT LETTER NO 5150/K1/08/ID DATED 17-03-2009 EXHIBIT R3H TRUE COPY OF THE GOVERNMENT LETTER NO 18988/K1/06/ID DATED 06-10-2006 EXHIBIT R3I TRUE COPY OF THE JUDGMENT DATED 03-03-2016 IN WP(C) 33951/2004 EXHIBIT R1(j) TRUE COPY OF THE GO(RT) 685/2021/ID DATED 05-07-2021 EXHIBIT R1(k) TRUE COPY OF THE JUDGMENT OF THE APEX COURT IN CIVIL APPEAL NOS 505-531 OF 2020 EXHIBIT R1(l) TRUE COPY OF THE JUDGMENT DATED 15-09-2021 IN WP(C) 18484/2016 AND CONNECTED CASES EXHIBIT R1(m) TRUE COPY OF THE AMENDED ORIGINAL PETITION OP.NO 29876/2002 WITHOUT EXHIBITS EXHIBIT R1(n) TRUE COPY OF THE AMENDED WRIT PETITION WP(C) No 36274/2005 WITHOUT EXHIBITS EXHIBIT R1(o) TRUE COPY OF THE REPORT OF THE COMMITTEE // TRUE COPY // P.A. TO JUDGE WP(C) NO. 13434 OF 2017 & connected cases 63 2025:KER:5826 APPENDIX OF WP(C) 6155/2021 PETITIONERS' EXHIBITS EXHIBIT P1 TRUE COPY OF THE RELEVANT PAGES OF THE SENIORITY LIST OF SPINNING INSTRUCTORS PREPARED BY THE 3RD RESPONDENT.
EXHIBIT P2 TRUE COPY OF THE RELEVANT PAGES OF THE SENIORITY LIST OF WEAVING INSTRUCTORS PREPARED BY THE 3RD RESPONDENT.
EXHIBIT P3 TRUE COPY OF THE JUDGMENT DATED 26/12/2019 OF DIVISION BENCH OF THE HON'BLE HIGH COURT OF HIMACHAL PRADESH IN CWPOA 195/2019.
EXHIBIT P4 TRUE COPY OF THE DIVISION BENCH JUDGMENT OF THE HON'BLE ALAHABAD HIGH COURT DATED 2/12/2005 IN THE BOARD OF REVENUE VS.
PRASIDH NARAIN UPADYAY.
EXHIBIT P5 TRUE COPY OF THE JUDGMENT DATED 15/05/2006 OF ALEHABAD HIGH COURT IN BABU SINGH VS. STATE OF UP.
EXHIBIT P6 TRUE COPY OF THE JUDGMENT DATED 16/10/2019 OF THE HON'BLE ALLAHABAD HIGH COURT IN GEETHA DEVI GVS. STATE OF UP AND ORS WRIT-A-NO.9201/2018.
EXHIBIT P7 TRUE COPY OF THE GO(Rt) NO.588/2019/WRD DATED 17/8/19 ISSUED BY THE 1ST RESPONDENT.
EXHIBIT P8 TRUE COPY OF THE JUDGMENT DATED 16/03/2018 RAM DEO TIWARI VS. STATE OF UP OF THE HON'BLE SUPREME COURT IN CIVIL AP 2896/16.
EXHIBIT P9 TRUE COPY OF THE GO (Rt) 151/2005/ID
WP(C) NO. 13434 OF 2017
& connected cases 64 2025:KER:5826
DATED 22.02.2005 ISSUED BY THE 1st
RESPONDENT.
EXHIBIT P10 TRUE COPY OF THE G.O (Rt) No.488/2005/ID
DATED 17.05.2005 ISSUED BY THE 1st
RESPONDENT.
EXHIBIT P11 TRUE COPY OF THE GOVERNMENT LETTER
No.18988/K1/061/ID DATED 06.10.2006 ISSUED BY THE 1st RESPONDENT.
EXHIBIT P12 TRUE COPY OF THE GOVERNMENT LETTER No.5150/KI/08 INDIS DATED 17.03.2009 ISSUED BY THE 1st RESPONDENT.
EXHIBIT P13 TRUE COPY OF THE ORDER DATED 28.06.1996 OF THE 6TH RESPONDNET PROJECT OFFICER. EXHIBIT P14 TRUE COPY OF THE ORDER DATED 23.03.1998 OF THE 6th RESPONENT.
EXHIBIT P15 TRUE COPY OF THE ORDER DATED 27.09.1993 OF THE 6th RESPONDENT.
TRUE COPY OF THE ODER DATED 16.01.1991 EXHIBIT P16 OF THE 6th RESPONDENT.
EXHIBIT P17 TRUE COPY OF THE ORDER DATED 15.03.1990 OF THE 6th RESPONDENT.
EXHIBIT P18 TRUE COPY OF THE ORDER DATED 03.06.1987 OF THE 6th RESPONDENT.
EXHIBIT P19 TRUE COPY OF THE ORDER DATED 5.12.1986 OF THE 6th RESPONDENT.
EXHIBIT P20 TRUE COPY OF THE ORDER DATED 22.09.1983 OF THE 6th RESPONDENT.
EXHIBIT P21 TRUE COPY OF THE ORDER DATED 20.07.1983 OF THE 6th RESPONDENT.
EXHIBIT P22 TRUE COPY OF THE ORDER 29.06.1990 OF THE 6th RESPONDNET.
EXHIBIT P23 TRUE COPY OF THE ORDER DATED 1.1.1998 OF THE 6th RESPONDNET PROJECT OFFICER.
EXHIBIT P24 TRUE COPY OF THE ORDER DATED 28.02.1990, THE 6th RESPONDENT PROJECT OFFICER.
EXHIBIT P25 TRUE COPY OF THE ORDER DATED 29.10.1985 OF THE 6th RESPONDENT.
EXHIBIT P26 TRUE COPY OF THE ORDER DATED 02.02.1985 OF THE 6th RESPONDENT.
WP(C) NO. 13434 OF 2017
& connected cases 65 2025:KER:5826
EXHIBIT P27 TRUE COPY OF THE ORDER DATED 10.02.1984
OF THE 6th RESPONDENT.
EXHIBIT P28 TRUE COPY OF THE ORDER DATED 13.12.1983,
THE 6th RESPONDENT PROJECT OFFICER.
EXHIBIT P29 TRUE COPY OF THE ORDER DATED 08.11.1990
OF THE 3rd RESPONDNET BOARD.
RESPONDENTS'
EXHIBITS
EXIHIBIT R1(a) TRUE COPY OF THE GOVERNMENT ORDER
G.O(MS) NO 103/97/ID DATED 7-7-1999
EXIHIBIT R1(b) TRUE COPY OF THE GOVERNMENT ORDER
G.O(RT) NO 151-2005-ID DATED 22-5-2005 EXIHIBIT R1(C) TRUE COPY OF THE G.O(Rt) no 488-2005-id DATED 17-5-2005 EXIHIBIT R1(d) TRUE COPY OF THE RELEVANT PAGES OF THE CCR EXIHIBIT R1(e) TRUE COPY OF THE RULES 1971 EXIHIBIT R1(f) TRUE COPY OF THE JUDGEMENT DATED 25-2-2016 IN WPC 36274/2005 EXIHIBIT R1(g) TRUE COPY OF THE GOVERNMENT LETTER NO 5150-K1-08-ID DATED 17-3-2009 EXIHIBITR1(h) GOVERNMENT CIRCULAR NO 23-2006-FINANCE DATED 24-5-2006 EXIHIBIT R1(i) TRUE COPY OF THE JUDGEMENT DATED 3-3-2016 IN WPC 33951-2004 EXIHIBIT R1(j) TRUE COPY OF THE ORDER G.O(RT) NO 685-
2021-ID DATED 5-7-2021
EXIHIBIT R1(k) TRUE COPY OF THE JUDGEMENT OF THE APEX
WP(C) NO. 13434 OF 2017
& connected cases 66 2025:KER:5826
COURT
EXHIBIT R1(l) TRUE COPY OF THE JUDGMENT OF WA
NO.196/2021 AND CONNECTED CASES.
EXIHIBIT R1(m) TRUE COPY OF THE AMENDED ORIGINAL
PETITION IN OP NO 29876-2002
EXIHIBIT R1(n) TRUE COPY OF THE WRIT PETITION NO
376274-2005
EXIHIBIT R1(O) TRUE COPY OF THE REPORT OF THE COMITTEE
DATED 24-2-2012
EXIHIBIT R1(P) TRUE COPYY OF THE JUDGEMENT DATED
25-2-2016 OF WPC 36274-2005
// TRUE COPY //
P.A. TO JUDGE
WP(C) NO. 13434 OF 2017
& connected cases 67 2025:KER:5826
APPENDIX OF WP(C) 18456/2021
PETITIONERS' EXHIBITS
Exhibit P1 TRUE COPY OF THE RELEVANT PAGES OF THE
SENIORITY LIST OF WEAVING INSTRUCTORS PREPARED BY THE 3RD RESPONDENT.
Exhibit P2 TRUE COPY OF THE RELEVANT PAGES OF THE SENIORITY LIST OF SPINNING INSTRUCTORS PREPARED BY THE 3RD RESPONDENT.
Exhibit P3 TRUE COPY OF THE JUDGMENT DATED 26/12/2019 OF DIVISION BENCH OF THE HON'BLE HIGH COURT OF HIMACHAL PRADESH IN CWPOA 195/2019.
Exhibit P4 TRUE COPY OF THE DIVISION BENCH JUDGMENT OF THE HON'BLE ALAHABAD HIGH COURT DATED 2/12/2005 IN THE BOARD OF REVENUE VS.
PRASIDH NARAIN UPADYAY.
Exhibit P5 TRUE COPY OF THE JUDGMENT DATED 15/05/2006 OF ALEHABAD HIGH COURT IN BABU SINGH V.STATE OF UP Exhibit P6 TRUE COPY OF THE JUDGMENT DATED 16/10/2019 OF THE HON'BLE ALLAHABAD HIGH COURT IN GEETHA DEVI VS. STATE OF UP AND ORS WRIT-A-NO.9201/2018.
Exhibit P7 TRUE COPY OF THE GO(RT) NO.588/2019/WRD DATED 17/8/19 ISSUED BY THE 1ST RESPONDENT.
Exhibit P8 TRUE COPY OF THE JUDGMENT DATED 16/03/2018 RAM DEO TIWARI VS. STATE OF UP OF THE HON'BLE SUPREME COURT IN CIVIL AP 2896/16.
WP(C) NO. 13434 OF 2017
& connected cases 68 2025:KER:5826
RESPONDENTS' EXHIBITS
EXHIBIT R1(a): TRUE COPY OF THE G.O(Ms)NO.103/97/ID
DATED 07/07/1999
EXHIBIT R1(b): TRUE COPY OF THE G.O(Rt)NO.151/2005/ID
DATED 22-02-2005
EXHIBIT R1(c): TRUE COPY OF THE G.O(Rt)NO.488/2005/ID
DATED 17-05-2005
EXHIBIT R1(d): TRUE COPY OF THE RELEVANT PAGES OF THE
CCR
EXHIBIT R1(e): TRUE COPY OF THE JUDGMENT DATED
25/02/2016 IN W.P(C)NO.36274/05
EXHIBIT R1(f): TRUE COPY OF THE GOVERNMENT LETTER
NO.5150/K1/08/ID DATED 17/03/2009
EXHIBIT R1(g): TRUE COPY OF THE GOVERNMENT LETTER
NO.18988/K1/06/ID DATED 06-10-2016 EXHIBIT R1(h): TRUE COPY OF THE JUDGMENT DATED 03/03/2016 IN W.P(C)NO.33951/2004 EXHIBIT R1(i): TRUE COPY OF THE G.O(Rt)NO.685/2021/ID DATED 05-07-2021 // TRUE COPY // P.A. TO JUDGE WP(C) NO. 13434 OF 2017 & connected cases 69 2025:KER:5826 APPENDIX OF WP(C) 37554/2024 PETITIONERS' EXHIBITS Exhibit P1 A TRUE COPY OF ORDER NO. KB.6971/87/K5 DATED 8.11.1990 Exhibit P2 A TRUE COPY OF GOVT. ORDER NO. G.O (Rt) NO. 621/95/ID DATED 19.7.1995 Exhibit P3 A TRUE COPY OF G.O(MS)NO.103/99 ID DATED 7.7.1999 Exhibit P4 A TRUE COPY OF G.O.(Rt) NO.151/2005/ID DATED 22.2.2005 Exhibit P5 A TRUE COPY OF G.O.(Rt) NO.488/2005/ID DATED 17.5.2005 Exhibit P6 A TRUE COPY OF LETTER NO. 18988/K1/06/ID DATED 6.10.2006 SENT BY THE 1ST RESPONDENT TO THE 3RD RESPONDENT Exhibit P7 A TRUE COPY OF GOVT. LETTER NO.
5150/K1/08/IND DATED 17.3.09 SENT BY THE 1ST RESPONDENT TO THE 3RD RESPONDENT Exhibit P8 A TRUE COPY OF JUDGMENT DATED 7.5.2024 IN CIVIL APPEAL NO. 6118/2024 IN ANAND PRAKASH MANI TRIPATHI VS. STATE OF UTTAR PRADESH & ORS Exhibit P8 A TRUE COPY OF JUDGMENT DATED 31.05.2016 IN WP(C) NO. 32318 OF 2014 Exhibit P9 A TRUE COPY OF GOVERNMENT ORDER NO.G.O. (MS) NO.46/2012/ID DATED 31.3.2012 // TRUE COPY // P.A. TO JUDGE WP(C) NO. 13434 OF 2017 & connected cases 70 2025:KER:5826 APPENDIX OF WP(C) 13434/2017 PETITIONERS' EXHIBITS EXHIBIT P1 A TRUE COPY OF THE PERSONAL MEMORANDA OF FIRST PETITIONER MAINTAINED BY THE 4TH RESPONDENT EXHIBIT P2 A TRUE COPY OF THE PROCEEDINGS NO KB.6931/01/E1(A) DATED 26.12.2003 ISSUED BY THE 3RD RESPONDENT EXHIBIT P3 A TRUE COPY OF THE MEMO NO W2/1318/85 DATED 30.4.1985 EXHIBIT P4 A TRUE COPY OF THE PROCEEDINGS NO.
KB.3262/98/K5/E1(B)(1) DATED 6.8.1999 OF THE 2ND PETITIONER EXHIBIT P5 A TRUE COPY OF THE PROCEEDINGS NO KB.10976/07/E1(A)P DATED 15.1.2008 ISSUED BY THE DIRECTOR (ADMINISTRATION) OF THE 2ND RESPONDENT EXHIBIT P6 A TRUE COPY OF THE MEMO NO 129/79/PGT DATED 15.12.1979 EXHIBIT P7 A TRUE COPY OF THE PROCEEDINGS NO KB.
3262/98/K5/E1(B)I DATED 6.9.1999 ISSUED BY THE 3RD RESPONDENT TO THE 3rd PETITIONER.
EXHIBIT P8 A TRUE COPY OF THE ORDER NO KB.
4022/08/E1(A)P DATED 30.7.2008 ISSUED BY THE 3RD RESPONDENT EXHIBIT P9 A TRUE COPY OF THE MEMO NO D/554/88 DATED 3.10.1988 EXHIBIT P10 A TRUE COPY OF THE PROCEEDINGS NO KB.3262/98/K5/E1(B)(1) DATED 6.8.1999 WP(C) NO. 13434 OF 2017 & connected cases 71 2025:KER:5826 ISSUED BY THE 3RD RESPONDENT OF THE 4TH PETITIONER EXHIBIT P11 A TRUE COPY OF THE ORDER NO KB/6685/07 E1(A)P DATED 25.7.2007 EXHIBIT P12 A TRUE COPY OF THE PREVIOUS QUALIFYING SERVICE RECORD OF FIFTH PETITIONER EXHIBIT P13 A TRUE COPY OF THE PROCEEDINGS NO KB.3262/98/K5/E1(B)(1) DATED 6.8.1999 OF THE 5TH PETITIONER EXHIBIT P14 A TRUE COPY OF THE EX-GRATIA PENSION PAYMENT ORDER DATED 8.10.2001 ISSUED BY THE DIRECTOR(ADMINISTRATION) EXHIBIT P15 A TRUE COPY OF TH PROCEEDINGS NO KB.3262/98/K5/E1(B)(1) DATED 6.8.1999 OF THE 6TH PETITIONER EXHIBIT P16 A TRUE COPY OF EX-GRATIA PENSION PAYMENT ORDER DATED 08.10.2001.
EXHIBIT P17 A TRUE COPY OF THE ORDER NO A/212/81 ESTT. DATED 1.10.1981 EXHIBIT P18 A TRUE COPY OF THE PROCEEDINGS NO.KB.3262/98/K5/E1(B)1 DATED 6.8.1999 OF THE 7TH PETITIONER EXHIBIT P19 A TRUE COPY OF THE PROCEEDINGS NO KB.6950/01/E1(A) DATED 7.2.2004 EXHIBIT P20 A TRUE COPY OF PROCEEDINGS NO.
KB.3262/98/K5/E1(A)(1) DATED 6.8.1999 OF THE 9TH PETITIONER EXHIBIT P21 A TRUE COPY OF PROCEEDINGS NO. KB 8390/05/E1(A) DATED 29.4.2006 EXHIBIT P22 A TRUE COPY OF MEMO NO.D/2253/81 DATED WP(C) NO. 13434 OF 2017 & connected cases 72 2025:KER:5826 22.8.1984 EXHIBIT P23 A TRUE COPY OF PROCEEDINGS NO.KB 3262/98/K5/E1(B)(1) DATED 6.8.1999 OF THE 10 TH PETITIONER EXHIBIT P24 A TRUE COPY OF PROCEEDINGS NO KB.3703/07/E1/(A)P DATED 25.7.2007 EXHIBIT P25 A TRUE COPY OF ORDER DATED 3.4.2013 IN GC.66/2009 ISSUED BY THE CONTROLLING AUTHORITY UNDER THE PAYMENT OF GRATUITY ACT. 1972 & DEPUTY LABOUR COMMISSIONER, KOZHIKODE EXHIBIT P26 A TRUE COPY OF EXPERIENCE CERTIFICATE DATED 28.1.1980 ISSUED BY THE DEPUTY DIRECTOR, PAYYANNUR KHADI CENTRE, PAYYANNUR TO THE 11TH PETITIONER EXHIBIT P27 A TRUE COPY OF THE PROCEEDINGS NO KB 3262/93/K5/E1(B)(1) DATED 6.8.1999 OF THE 11TH PETITIOENR EXHIBIT P28 A TRUE COPY OF THE ORDER DATED 3.4.2013 IN PETITION NO GC 80/2009 ISSUED BY CONTROLLING AUTHORITY UNDER THE PAYMENT OF GRATUITY ACT. 1972 & DEPUTY LABOUR COMMISSIONER, KOZHIKODE EXHIBIT P29 A TRUE COPY OF THE PROCEEDINGS NO.KB 3262/98/K5/E1(B)(1) DATED 6.8.1999 OF THE 12TH PETITIONER EXHIBIT P30 A TRUE COPY OF THE PROCEEDINGS NO A. 3740/76 DATED 3.7.1980 EXHIBIT P31 A TRUE COPY OF THE PROCEEDINGS NO. KB 3262/98/K5/E1(B)(1) DATED 6.8.1999 OF THE 13TH PETITIONER.
WP(C) NO. 13434 OF 2017
& connected cases 73 2025:KER:5826
EXHIBIT P32 A TRUE COPY OF ORDER NO KB.1295/07/E1(A)
DATED 1.3.2007
EXHIBIT P33 A TRUE COPY OF THE GO(P) NO.1851/99/FIN
DATED 18/9/1999
EXHIBIT P34 A TRUE COPY OF THE GO(P) NO.87/2011 FIN
DATED 28.2.2011
EXHIBIT P35 A TRUE COPY OF THE REPRESENTATION DATED
1.10.2015 FILED BY THE 1ST PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P36 A TRUE COPY OF THE REPRESENTATION DATED 29.09.2015 FILED BY THE 2ND PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P37 A TRUE COPY OF THE REPRESENTATION DATED 29.09.2015 FILED BY THE 3RD PETITIONER BEFORE THE 3RD RESPONDENT EXHIBTI P38 A TRUE COPY OF THE REPRESENTATION DATED 29.09.2015 FILED BY THE 4TH PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P39 A TRUE COPY OF THE REPRESENTATION DATED 1.10.2015 FILED BY THE 5TH PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P40 A TRUE COPY OF THE REPRESENTATION DATED 05.10.2015 FILED BY THE 6TH PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P41 A TRUE COPY OF THE REPRESENTATION DATED 5.10.2015 FILED BY THE 7TH PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P42 A TRUE COPY OF THE REPRESENTATION DATED 1.10.2015 FILED BY THE 8TH PETITIONER BEFORE THE 3RD RESPONDENT WP(C) NO. 13434 OF 2017 & connected cases 74 2025:KER:5826 EXHIBIT P43 A TRUE COPY OF THE REPRESENTATION DATED 5.10.2015 FILED BY THE 9TH PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P44 A TRUE COPY OF THE REPRESENTATION DATED 29.09.2015 FILED BY THE 10TH PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P45 A TRUE COPY OF THE REPRESENTATION DATED 29.09.2015 FILED BY THE 11TH PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P46 A TRUE COPY OF THE REPRESENTATION DATED 5.10.2015 FILED BY THE 12TH PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P47 A TRUE COPY OF THE REPRESENTATION DATED 05.10.2015 FILED BY THE 13TH PETITIONER BEFORE THE 3RD RESPONDENT EXHIBIT P48 A TRUE COPY OF G.O(MS) NO.812/14/HED DATED 25.9.2014 EXHIBIT P49 A TRUE COPY OF ONE LINE REPLY NO.KB.10744/2014/E1(A) ISSUED BY THE DIRECTOR ADMINISTRATION RESPONDENTS' EXHIBITS EXHIBIT R2A TRUE COPY OF JUDGMENT IN W.P(C) NO.36274/2005.
// TRUE COPY // P.A. TO JUDGE