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 21, Cited by 0]

Kerala High Court

Devi Dasan vs State Of Kerala on 4 July, 2025

                                                          2025:KER:48893




               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

              THE HONOURABLE MR. JUSTICE A. BADHARUDEEN

         FRIDAY, THE 4TH DAY OF JULY 2025 / 13TH ASHADHA, 1947

                          CRL.MC NO. 7523 OF 2024

PETITIONER/4TH ACCUSED:

           T.M.UNNIKRISHNAN NAMBOODIRI,
           AGED 50 YEARS,
           S/O.VASUDEVAN NAMBOODIRI, THEKKUMPARAMBATHU MANA,
           KAVUVATTOM, CHERPULASSERY P.O, PALAKKAD - 679 503
           BY ADVS.
           SRI.BINOY VASUDEVAN
           SRI.SREEJITH SREENATH
           SMT.RINCY KHADER
           SMT.K.V.RAJESWARI
           SMT.SUSHAMA DEVI M.
RESPONDENTS/STATE & DE FACTO COMPLAINANT:

     1     STATE OF KERALA,
           REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF KERALA,
           PIN - 682031
     2     THE VIGILANCE AND ANTI-CORRUPTION BUREAU
           PALAKKAD, REPRESENTED BY ITS SUPERINTENDENT OF POLICE,
           PIN - 678001
     3     ARUN KUMAR V.V.,
           S/O.ACHUKUTTA WARRIER, CHIRANKARA WARRIAM, KAVUVATTOM,
           CHERUPULASSERY P.O., PALAKKAD, PIN - 679503
           R1 & R2 BY SRI.RAJESH A., SPL.PUBLIC PROSECUTOR, VACB
                      SMT.REKHA.S., SR.PUBLIC PROSECUTOR, VACB
           R3 BY ADV.SRI.K.RAVI (PARIYARATH)
     THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON 24.06.2025
ALONG WITH CRL.MC.10540/2024 AND CRL.M.C.929/2025, THE COURT ON
04.07.2025,PASSED THE FOLLOWING:
 CRL.M.C.NO.7523 OF 2024,
CRL.M.C.NO.10540 OF 2024 &
CRL.M.C.NO.929 OF 2025           2           2025:KER:48893




            THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

          THE HONOURABLE MR. JUSTICE A. BADHARUDEEN

    FRIDAY, THE 4TH DAY OF JULY 2025 / 13TH ASHADHA, 1947

                  CRL.MC NO. 10540 OF 2024

         CRIME NO.3/2024 OF VACB, PALAKKAD, Palakkad

PETITIONER/2ND ACCUSED:

          DEVI DASAN,
          AGED 71 YEARS,
          S/O.APPUKUTTAN ERADI, ILLARAKOVILAKAM HEREDITARY
          TRUSTEE OF SREE CHERPULASSERY DEVASWOM
          CHERPULASSERY, OTTAPPALAM TALUK, PALAKKAD DISTRICT,
          PIN - 679503
          BY ADVS.
          SRI.K.MOHANAKANNAN
          SHRI.ADARSH MOHAN K.
RESPONDENTS/STATE & DE FACTO COMPLAINANT:
    1     STATE OF KERALA,
          REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
          KERALA, PIN - 682031
    2     THE DEPUTY SUPERINTENDENT OF POLICE,
          VIGILANCE AND ANTI CORRUPTION BUREAU, G B ROAD
          PALAKKAD, PIN - 678001
    3     STATION HOUSE OFFICER,
          PALAKKAD POLICE STATION, TOWN NORTH, BIG BAZAR,
          CITY POST, PALAKKAD, PIN - 678004
 CRL.M.C.NO.7523 OF 2024,
CRL.M.C.NO.10540 OF 2024 &
CRL.M.C.NO.929 OF 2025             3             2025:KER:48893




*ADDL.R4 ARUNKUMAR V.V.,
         S/O.ACHUTHA WARRIER, CHIRANKARA VARYAM,
         KARUVATTAM,CHERUPPULLASSERY P.O., PALAKKAD,
         PIN - 679203
         IS IMPLEADED AS ADDITIONAL RESPONDENT NO:4 AS PER
         ORDER DATED 3.3.2025 IN CRL.M.A.1/2025 IN CRL.M.C.
         10540/2024
         R1 TO R3 BY SMT.REKHA.S.,SR.PUBLIC PROSECUTOR, VACB
                      SRI.RAJESH A., SPL.PUBLIC PROSECUTOR,
                      VACB
         ADDL.R4 BY ADVS.
                      SRI.K.RAVI (PARIYARATH)
                      SRI.ROHITH C.


     THIS CRIMINAL MISC.CASE HAVING BEEN FINALLY HEARD ON
24.06.2025   ALONG   WITH   CRL.MC.929/2025,CRL.MC.7523/2024,   THE
COURT ON 04.07.2025 PASSED THE FOLLOWING:
 CRL.M.C.NO.7523 OF 2024,
CRL.M.C.NO.10540 OF 2024 &
CRL.M.C.NO.929 OF 2025           4           2025:KER:48893




          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

          THE HONOURABLE MR. JUSTICE A. BADHARUDEEN

    FRIDAY, THE 4TH DAY OF JULY 2025 / 13TH ASHADHA, 1947

                   CRL.MC NO. 929 OF 2025

              CRIME NO.3/2024 OF VACB, PALAKKAD

PETITIONERS/ACCUSED 1, 3 AND 5:
    1     K.K.REGHUNATHAN,
          AGED 53 YEARS
          S/O.PADMINI AMMA, RESIDING AT VRINDAVANAM HOUSE,
          NEAR SREE PARIYANAMPATTA BHAGAVATHI KSHETHRAM,
          KATTUKULAM P.O., MANGALAMKUNNU, OTTAPPALAM,
          PALAKKAD DISTRICT, PIN - 679503
    2     C.RADHAKRISHNAN,
          AGED 69 YEARS,
          S/O.LATE C PANKUNNY, NON HEREDITARY TRUSTEE,
          AYYAPPANKAVU DEVASWOM, CHERUPLASSERY, PALAKKAD
          RESIDING AT CHANGARATTIL HOUSE, CHERUPLASSERY,
          PALAKKAD DISTRICT, PIN - 679503
    3     E.M.VASUDEVAN NAMBOODIRI,
          AGED 60 YEARS,
          S/O.LATE PARAMESWARAN NAMBOOIRI, CLERK, SREE
          AYYAPPANKAVU DEVASWOM, CHERUPLASSERY, PALAKKAD
          DISTRICT RESIDING AT MOOTHEDATH MANA, TOOTHA P.O,
          AANAMANGADU, MALAPPURAM DISTRICT, PIN - 679357
          BY ADVS.
          SRI.K.MOHANAKANNAN
          SRI.H.PRAVEEN (KOTTARAKARA)
 CRL.M.C.NO.7523 OF 2024,
CRL.M.C.NO.10540 OF 2024 &
CRL.M.C.NO.929 OF 2025             5               2025:KER:48893




RESPONDENTS/STATE:
    1     STATE OF KERALA
          REPRESENTED BY PUBLIC PROSECUTOR,HIGH COURT OF
          KERALA, ERNAKULAM, PIN - 682031
    2     THE DEPUTY SUPERINTENDENT OF POLICE,
          VIGILANCE AND ANTI-CORRUPTION BUREAU, G B ROAD
          PALAKKAD, PIN - 678001
    3     STATION HOUSE OFFICER,
          PALAKKAD POLICE STATION, TOWN NORTH,BIG BAZAR,CITY
          POST, PALAKKAD, PIN - 678004
 *ADDL.R4 ARUNKUMAR V.V.,
          S/O.ACHUTHA WARRIER, CHIRANKARA VARYAM KARUVATTAM
          CHERUPPULLASSERY P.O., PALAKKAD, PIN-679203.
          IS IMPLEADED AS 4TH ADDITIONAL RESPONDENT AS PER
          THE ORDER DATED 03/03/2025 IN CRL.M.A.NO.2/2025 IN
          CRL.M.C.NO.929/2025
          R1 TO R3 BY SPL.PUBLIC PROSECUTOR SRI.RAJESH.A.
                      VACB
                      SR.PUBLIC PROSECUTOR SMT.REKHA.S., VACB
                   ADDL.R4 BY ADVS.SRI.K.RAVI (PARIYARATH)
                                   SRI.ROHITH C.


     THIS CRIMINAL MISC. CASE HAVING BEEN FINALLY HEARD ON
24.6.2025,   ALONG   WITH   CRL.MC.NO.10540/2024   AND   CRL.MC   NO.
7523/2024, THE COURT ON THE SAME DAY PASSED THE FOLLOWING:
 CRL.M.C.NO.7523 OF 2024,
CRL.M.C.NO.10540 OF 2024 &
CRL.M.C.NO.929 OF 2025             6              2025:KER:48893




                                                           CR

                       COMMON ORDER

Dated this the 4th day of July, 2025 These Criminal Miscellaneous Cases have been filed by accused Nos.1, 2, 3, 4 and 5 seeking quashment of FIR in Crime No.3/2024 of Vigilance and Anti-Corruption Bureau, Palakkad and FIR in V.C.No.3/2024/PKD of Vigilance and Anti-Corruption Bureau, Palakkad, registered alleging commission of offences punishable under Sections 7, 13(1)(a) r/w Section 13(2) of the Prevention of Corruption Act, 1988 as amended by the Prevention of Corruption (Amendment) Act, 2018 (for short, 'the PC Act, 2018' hereinafter) as well as under Sections 406, 408, 420, 468, 471 and 120B of the Indian Penal Code (for short, 'the IPC' hereinafter), by CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 7 2025:KER:48893 the petitioners.

2. Heard the learned counsel for the petitioners, the learned counsel appearing for the de facto complainant and the learned Public Prosecutor in detail. Perused the legal provisions and the decisions cited.

3. The contention raised by the learned counsel for the petitioners is that none of the offences under the PC Act, 2018 would attract the present case, since none of the petitioners herein are public servants within the meaning of Section 2(c)(i) to (xii) of the PC Act, 2018.

4. The learned counsel for the petitioners stressed the definition of 'public servant' under Section 2(c)(xii) which provides that any person who is an office-bearer or an employee of an educational, scientific, social, cultural or other institution, in whatever manner established, receiving or having received any CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 8 2025:KER:48893 financial assistance from the Central Government or any State Government, or local or other public authority. The learned counsel for the petitioners would submit that in the instant case, Sree Ayyappan Kavu Temple, Cherupulassery is under the Malabar Devaswom Board governed by the provisions of the Madras Hindu Religious and Charitable Endowments Act, 1951 and Rules (for short, 'the Act, 1951' hereinafter) thereof and therefore, the administration of the temple is under the control of the Commissioner and any discrepancies or malpractices, in any form, can vehemently addressed by the Commissioner and the Commissioner has power to deal with the situation. It is also pointed out that the Hereditary Trustee, the Melsanthi and the other petitioners who are arrayed as accused being the Managing Trustee, the Non-Hereditary Trustee and the Head Clerk also do not come within the purview of the definition 'public servant' CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 9 2025:KER:48893 under Section 2(c) of the provisions of the PC Act, 2018. The learned counsel pointed out Section 45 of the Act, 1951 to emphasis his argument regarding the powers of the Commissioner and pointed out that the Commissioner has wide power to address illegalities, if any, by appropriate means. Section 45 of the Act, 1951 reads as under:

45. Power to suspend, remove or dismiss trustees.- (1) The Deputy Commissioner in the case of any religious institution over which an Area Committee has jurisdiction, and the Commissioner in the case of any other religious institution, may suspend, remove or dismiss any hereditary or non-hereditary trustee or trustees thereof-
(a) for persistent default in the submission of budgets, accounts, reports or returns, or
(b) for wilful disobedience of any lawful order issued under the provisions of this Act by the State Government, the Commissioner or Deputy Commissioner, the Area Committee or the Assistant Commissioner, or
(c) for any malfeasance, misfeasance, breach of CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 10 2025:KER:48893 trust or neglect of duty in respect of the trust, or
(d) for any misappropriation of, or improper dealing with, the properties of the institution, or
(e) for unsoundness of mind or other mental or physical defect or infirmity which unfits him for discharging the functions of the trustee.
(2) When it is proposed to take action under sub-section (1), the Commissioner or the Deputy Commissioner, as the case may be, shall frame charges against the trustee concerned and give him an opportunity of meeting such charges, of testing the evidence in his favour; and the order of suspension, removal or dismissal shall state the charges framed against the trustee, his explanation and the finding on each charge with the reasons therefor:
Provided that the Deputy Commissioner shall also consult the Area Committee before passing the final order under sub-section (1).
(3) Pending the disposal of the charges framed against the trustee, the Commissioner or the Deputy Commissioner may place the trustee under suspension and appoint a fit person to discharge CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 11 2025:KER:48893 the functions of the trustee.
(4) It shall be open to an Assistant Commissioner to move the Deputy Commissioner to take action under sub-section (1) in respect of any trustee of an institution over which an Area Committee has jurisdiction, and to place the trustee under suspension pending the orders of the Deputy Commissioner under sub-section (3).
(5) A trustee who is suspended, removed or dismissed under sub-section (1) may, within one month from the date of the receipt of the order of suspension, removal or dismissal, appeal against the order to the Commissioner if it was passed by a Deputy Commissioner, and to the State Government if it was passed by the Commissioner.

5. Zealously opposing the contention raised by the petitioners disputing their status as that of public servants, the learned counsel appearing for the de facto complainant taken this Court's attention to the definition of 'public servant' as per Section 2(c)(viii) where it is provided that any person who holds an office by virtue of which he is authorised or required to perform any CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 12 2025:KER:48893 public duty is a public servant. He also pointed out that as per Section 2(b) of the PC Act, 2018, 'public duty' means a duty in the discharge of which the State, the public or the community at large has an interest. He also brought attention of this Court to Explanation 1 to Section 2 of the PC Act, 2018 by asserting that persons falling under any of the above sub-clauses are public servants, whether appointed by the Government or not. In support of his contention, he has placed Division Bench decision of this Court in Satheesh v. Enquiry Commissioner And Special Judge reported in [2003 KHC 1143] wherein this Court considered the definition of public servant when considering whether Commissioner of Guruvayoor Devaswom as well as the Administrator of the Guruvayoor Devaswom are persons who hold the respective officers and in that capacity are public servants within the meaning of Section 2(c)(viii) of the PC Act, 2018. While CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 13 2025:KER:48893 answering the said question, this Court in paragraph No.10 held that the Commissioner, the Administrator and the members of the managing committee are public servants, as defined in Section 2(c)

(viii) of the PC Act, 2018.

6. Countering this argument, the learned counsel for the petitioners would submit that the appointment of Commissioner and Administrator in Guruvayoor Devaswom is governed by the Guruvayoor Devaswom Act, 1978 where it has been specifically provided that the appointment to the said post shall be from a Government servant. Therefore, the said decision has no application in the present crime.

7. Apart from the decision in Satheesh's case (supra), the learned counsel appearing for the de facto complainant placed a three bench decision of the Apex Court in State of Gujarat v. Mansukhbhai Kanjibhai Shah reported in [2020 CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 14 2025:KER:48893 KHC 6358] where also the Apex Court considered the definition of 'public servant' under Section 2(c) of the PC Act, 2018, when considering the officers under a deemed University within the purview of public servant. The learned counsel read out paragraph Nos.22, 26, 29, 34, 46, 60 and 68 of the above judgment to contend that in view of the ratio laid in Mansukhbhai Kanjibhai Shah's case (supra), the petitioners herein, who are deemed public servants as that of a temple under the Malabar Devaswom Board, are public servants.

8. The learned Public Prosecutor supported the argument of the learned counsel appearing for the de facto complainant and pressed for dismissal of these petitions permitting the investigation based on the FIRs already registered to have its logical conclusion, as per law. The learned Public Prosecutor also placed a decision of this Court in W.P.(Crl.)No.791/2022, where this Court addressed CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 15 2025:KER:48893 the definition of the word 'public servant' in relation to an educational institution managed by a society registered under The Travancore-Cochin Literary, Scientific and Charitable Societies Registration Act, 1955. In the said decision, in paragraph No.13, this Court found that the duty discharge to them is public duty, hence, they are public servants under the PC Act, 2018.

9. In the instant case, Sree Ayyappan Kavu Temple, Cherupulassery is under the Malabar Devaswom Board governed by the provisions of the Act, 1951. Therefore, while considering the question as to whether the petitioners herein are public servants, the essentials under Section 2(c)(xii) of the PC Act, 2018, is relevant. Section 2(c)(xii) of the PC Act, 2018, an employee of the temple also would become a public servant if the temple is receiving or having received any financial assistance from the Central Government or any State Government, or local or other CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 16 2025:KER:48893 public authority. In fact, as already pointed out, the petitioners herein are the Managing Trustee, the Hereditary Trustee, the Non- Hereditary Trustee, the Melsanthi as well as the Head Clerk and they are getting salary from the fund of the temple or the fund of the Malabar Devaswom Board. If there is some materials to show that there is payment of any financial assistance from the Central Government or any State Government or local or public authority to the temple, the petitioners would definitely come within the purview of 'public servants'. Since no materials available to see payment of any financial assistance from the Central Government or any State Government or local or public authority, it could not be held that the petitioners herein are public servants within the meaning of Section 2(c)(xii) of the PC Act, 2018. If such a wide definition is given, then, even the employees of private temples and charitable associations, which do not receive any financial CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 17 2025:KER:48893 assistance from any Government or public authority would come within the purview of the PC Act, 2018 and the same is never intended by the legislature, while enacting the PC Act, 2018.

10. Coming to Cr.M.C.No.7523/2024, it is discernible that the petitioner therein is the 4 th accused, who is the Melsanthi of the temple. Going by the prosecution allegations also, he did not have any role in the administration of the temple and his duty is to obey the directions of the temple committee. It is discernible from the report of the inspection submitted by the Inspector, Malabar Devaswom Board as on 12.9.2024, produced as Annexure R4(c) in Crl.M.C.No.929/2025, that the allegation against the Melsanthi is that the Melsanthi kept some gold ornaments belonged to the deity, in his possession and failed to give the same to the trustees. In Annexure R4(c), the Inspector found that the said item was handed over to the Devaswom and the trustee received as receipt CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 18 2025:KER:48893 No.139, dated 6.2.2022. In fact, in the said scenario, no offence would lie against the Melsanthi. It is true that there is allegation regarding falsification of records, use of the same as genuine and carrying out construction without the sanction etc., are found in Annexure R4(c) report also, for which, investigation is required.

11. Since none of the offences under the PC Act, 2018 would attract in the facts of this case, as against the petitioners, the prosecution as against them for the said offences would not lie and the same would require quashment. However, as far as the IPC offences in relation to the petitioners in Crl.M.C.Nos.929 of 2025 and 10540 of 2024 are concerned, the investigation is liable to be continued by transferring the FIR to the local limit of the Police Station where crime was committed.

In the result, Crl.M.C.No.7523 of 2024 stands allowed. The FIR as against the petitioner therein, who is arrayed as the 4 th CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 19 2025:KER:48893 accused, in its entirety, is quashed.

Crl.M.C.Nos.929 of 2025 and 10540 of 2024 are allowed in part. Thereby, offences under the PC Act, 2018, alleged against the petitioners herein, as per the impugned FIR, stand quashed with direction to the Investigating Officer to hand over the FIR and connected records to the Station House Officer of the Police Station where the crime was committed to continue the investigation as regards to the other offences under the IPC, as per law, to have a logical conclusion of the same.

Sd/-

A. BADHARUDEEN JUDGE Bb CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 20 2025:KER:48893 APPENDIX OF CRL.MC 7523/2024 PETITIONER'S ANNEXURES Annexure 1 TRUE COPY OF THE FIR IN V.C.NO.3/2024 OF VACB, PALAKKAD DATED 12-04-2024 Annexure 2 TRUE COPY OF THE PRIVILEGE CARD ISSUED TO THE PETITIONER BY THE GURUVAYUR DEVASOM Annexure 3 TRUE COPY OF THE IDENTITY CARD ISSUED BY THE TRAVANCORE DEVASWOM BOARD WHICH DISCLOSES THAT THE PETITIONER HAD BEEN THE MELSANTHI OF SREE SABRAIMALA DEVASWOM FROM 16-11-2016 TO 15-11-2017 Annexure 4 TRUE COPY OF THE COMPLAINT PREFERRED BY THE 3RD RESPONDENT DATED 24-01-2023 Annexure 5 TRUE COPY OF THE JUDGMENT DATED 08-01- 2024 IN W.P.(CRL) NO.1273 OF 2023 Annexure 6 TRUE COPY OF THE APPLICATION WHICH PRESCRIBES THE QUALIFICATION ISSUED BY THE GURUVAYUR DEVASWOM FOR THE PERIOD FROM 01-10-2024, DATED 1-8-2024 Annexure 7 TRUE COPY OF THE LETTER DATED 26-06-2024 Annexure 8 TRUE COPY OF THE JUDGMENT DATED 05-07- 2024 IN W.P.(C)NO.11875 OF 2024 RESPONDENTS' ANNEXURES ANNEXURE- R3(a) TRUE COPY OF THE LETTER ISSUED AT THE INSTANCE OF THE PETITIONER TO THE SREE AYAPPANKAVAU DEVASWOM MANAGING TRUSTEE, DATED 16.03.24.

CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 21 2025:KER:48893 APPENDIX OF CRL.MC 10540/2024 PETITIONER'S ANNEXURES Annexure A1 TRUE COPY OF THE PROCEEDINGS NO.

A2/1310/2000(I) DATED 07.12.2000 OF THE DEPUTY COMMISSIONER, HR & CE DEPARTMENT ALONG WITH RETYPED COPY Annexure A2 TRUE COPY PROCEEDINGS NO.A1/2279/2005 DATED 20.06.2006 OF THE DEPUTY COMMISSIONER ALONG WITH RETYPED COPY Annexure A3 TRUE COPY OF THE PROCEEDINGS NO.J5- 2014/2024-MDB(KDIS) OF THE COMMISSIONER, DATED 9-10-2024 Annexure A4 TRUE COPY OF THE JUDGMENT IN WRIT PETITION(CRL)1273/2023 OF THIS HONOURABLE COURT DATED 08.01.2024 Annexure A5 TRUE COPY OF THE FIR IN CRIME NO.3/2024 OF VIGILANCE AND ANTI-CORRUPTION BUREAU, PALAKKAD Annexure A6 TRUE COPY OF THE INTERIM ORDER IN CRL.M.C.NO.7523/2024 DATED 9-9-2024 OF THIS HON'BLE COURT Annexure A7 TRUE COPY OF THE INTERIM ORDER DATED 25.11.2024 IN CRL.M.C.7523/2024 OF THIS HONOURABLE COURT CRL.M.C.NO.7523 OF 2024, CRL.M.C.NO.10540 OF 2024 & CRL.M.C.NO.929 OF 2025 22 2025:KER:48893 APPENDIX OF CRL.MC 929/2025 PETITIONERS' ANNEXURES Annexure A1 TRUE COPY OF THE ORDER NO.A2/4910/2019/MDB DATED 31-3-2020 OF ASSISTANT COMMISSIONER.

Annexure A2 TRUE COPY PROCEEDINGS NO.J5/3336/ 2021/MDB(K.DIS) DATED 19-3-2022 Annexure A3 TRUE COPY OF THE ORDER DATED 17-11-1994 OF THE ASSISTANT COMMISSIONER Annexure A4 TRUE COPY OF THE JUDGMENT IN WRIT PETITION(CRL)1273/2023 DATED: 8.1.2024 Annexure A5 TRUE COPY OF THE FIR IN CRIME NO.3/2024 OF VIGILANCE AND ANTI-CORRUPTION BUREAU, PALAKKAD DATED 12-4-2024 Annexure A6 TRUE COPY OF THE INTERIM ORDER IN CRL.

M.C.NO.7523/2024 DATED 9-9-2024 OF THIS HON'BLE COURT Annexure A7 TRUE COPY OF THE INTERIM ORDER DATED 25.11.2024 IN CRL.M.C.7523/2024 Annexure A8 TRUE COPY OF THE ORDER DATED 11-12-2024 IN CRL.M.A.1/2024 IN CRL.M.C.10540/2024 RESPONDENTS' ANNEXURES ANNEXURE- R4(A) TRUE COPY OF THE ORDER PASSED BY THE HON'BLE COMMISSIONER, MALABAR DEVASWOM BOARD, AS ORDER NO.J5/4302/2023/M.D.B DATED 23.11.23.

ANNEXURE- R4(B) TRUE COPY OF THE ORDER PASSED BY THE HON'BLE COMMISSIONER, MALABAR DEVASWOM BOARD, AS ORDER NO.J5/168/2024/M.D.B DATED 13.03.24.

 CRL.M.C.NO.7523 OF 2024,
CRL.M.C.NO.10540 OF 2024 &
CRL.M.C.NO.929 OF 2025        23             2025:KER:48893




ANNEXURE- R4(C)    TRUE COPY OF THE REPORT FILED BY THE
                   INSPECTOR,    MALABAR   DEVASWOM   BOARD,

OTTAPALAM DIVISION, BEFORE THE ASSISTANT COMMISSIONER, MALABAR DEVASWOM BOARD, PALAKKAD, DATED 12.09.24.