Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

R.S. Sasikumar vs State Of Kerala
2023 Latest Caselaw 8181 Ker

Citation : 2023 Latest Caselaw 8181 Ker
Judgement Date : 1 August, 2023

Kerala High Court
R.S. Sasikumar vs State Of Kerala on 1 August, 2023
                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                PRESENT
          THE HONOURABLE THE CHIEF JUSTICE MR. A.J.DESAI
                                   &
                   THE HONOURABLE MR.JUSTICE V.G.ARUN
     TUESDAY, THE 1ST DAY OF AUGUST 2023 / 10TH SRAVANA, 1945
                        WP(C) NO. 17083 OF 2023
PETITIONER/S:

          R.S. SASIKUMAR
          AGED 74 YEARS
          S/O. LATE K. RAMAKRISHNA PILLA, KRA 7, 'NIRMALYAM',
          J.P. LANE, NEMOM THIRUVANANTHAPURAM, PIN - 695020
          BY ADVS.
          NISHA GEORGE
          A.L.NAVANEETH KRISHNAN
          GEORGE POONTHOTTAM (SR.)


RESPONDENT/S:

    1     STATE OF KERALA
          REPRESENTED BY THE CHIEF SECRETARY, GOVERNMENT
          SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
    2     SRI PINARAYI VIJAYAN
          CHIEF MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
          SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001
    3     SRI A.K. BALAN
          FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
          SECRETARIAT, THIRUVANANTHAPURAM-695001, NOW RESIDING AT
          JANANI, PARAKKUNNAM, PALAKKAD DISTRICT, PIN - 678001
    4     SRI E. CHANDRASEKHARAN
          FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
          SECRETARIAT, THIRUVANANTHAPURAM-695001 NOW RESIDING AT
          PARVATHY, PARUMBALA P.O., KASARGOD, PIN - 671317
    5     DR. K.T. JALEEL
          FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
          SECRETARIAT, THIRUVANANTHAPURAM-695001 NOW RESIDING AT
          GAZAL, THOZHUVANOOR, VALANCHERY, MALAPPURAM DISTRICT,
          PIN - 676557
    6     SRI KADAKAMPALLY SURENDRAN
          FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
          SECRETARIAT, THIRUVANANTHAPURAM-695001 NOW RESIDING AT
          LAKSHMI, TC 3/2069, LIC LANE, PATTOM P.O.,
          THIRUVANANTHAPURAM, PIN - 695004
    7     SRI M.M. MANI
          FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
 WP(C) NO. 17083 OF 2023


                             -2-

         SECRETARIAT, THIRUVANANTHAPURAM-695001, NOW
         RESIDING AT MUNDAKKAL HOUSE, POTTANKADU P.O.,
         IDUKKI, PIN - 685569
    8    ADVOCATE MATHEW T. THOMAS
         FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
         SECRETARIAT, THIRUVANANTHAPURAM-695001 NOW
         RESIDING AT THUMBUMPATTU, KUTTAPPUZHA P.O.,
         THIRUVALLA, PATHANAMTHITTA DISTRICT, PIN - 689103
    9    SMT. J. MERCYKUTTY AMMA
         FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
         SECRETARIAT, THIRUVANANTHAPURAM-695001 NOW
         RESIDING AT ASWATHY, KERALAPURAM, VELLIMAN P.O.,
         KOLLAM, PIN - 691511
   10    SRI A.C. MOIDEEN
         FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
         SECRETARIAT, THIRUVANANTHAPURAM-695001 NOW
         RESIDING AT AKKAPPARAMBIL HOUSE, PANANKATTUKARA
         P.O., THRISSUR, PIN - 680623
   11    ADV. K. RAJU
         FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
         SECRETARIAT, THIRUVANANTHAPURAM-695001 RESIDING AT
         PUTHENPURA HOUSE, NEDIYADA P.O., ANCHAL, KOLLAM
         DISTRICT, PIN - 691306
   12    SRI RAMACHANDRAN KADANNAPPALLY
         FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
         SECRETARIAT, THIRUVANANTHAPURAM-695001 RESIDING AT
         NO.5, MANIKYA, JAWAHAR NAGAR HOUSING COLONY,
         THOTTADA, KANNUR, PIN - 670007
   13    SRI T.P. RAMAKRISHNAN
         FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
         SECRETARIAT, THIRUVANANTHAPURAM-695001 RESIDING AT
         KOTTARAKKAL HOUSE, VELIYOOR, NOCHAD P.O.,
         KOZHIKKODE, PIN - 673614
   14    PROF. C. RAVEENDRANATH
         FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
         SECRETARIAT, THIRUVANANTHAPURAM-695001 LAKSHMI
         BHAVAN, PANTHALATH LANE, KANATTUKARA P.O.,
         THRISSUR, PIN - 680011
   15    SMT. K.K. SHAILAJA TEACHER
         FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
         SECRETARIAT, THIRUVANANTHAPURAM-695001. ARATHY,
 WP(C) NO. 17083 OF 2023


                                      -3-

           PAZHASSI, URUVACHAL P.O., MATTANNUR, KANNUR
           DISTRICT, PIN - 670702
     16    SRI G. SUDHAKARAN
           FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM-695001 RESIDING AT
           NAVANEETHAM, SANATHANAPURAM, ALAPPUZHA DISTRICT,
           PIN - 688003
     17    SRI. P. THILOTHAMAN
           FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM-695001 RESIDING AT
           USHASS, KURUPPAMKULANGARA P.O., CHERTHALA,
           ALAPPUZHA DISTRICT, PIN - 688551
     18    DR. T.M. THOMAS ISAAC
           FORMER MINISTER, GOVERNMENT OF KERALA, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM-695001 NOW
           RESIDING AT M.L.A OFFICE, KIDANGAN PARAMBU,
           THATHAMPALLY P.O., ALAPPUZHA, PIN - 688513
     19    THE KERALA LOK AYUKTA
           VIKAS BHAVAN, LEGISLATURE COMPLEX,
           THIRUVANANTHAPURAM, REPRESENTED BY ITS REGISTRAR,
           PIN - 695033
           BY ADGP T.A.SHAJI
           DIRECTOR GENERAL OF PROSECUTION(AG-10)
           P.NARAYANAN, SENIOR G.P. AND ADDL.PUBLIC
           PROSECUTOR()
           SHRI.SAJJU.S., SENIOR G.P.()




      THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON   01.08.2023,   THE   COURT   ON    THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
 WP(C) NO. 17083 OF 2023


                                   -4-

                            JUDGMENT

A.J.DESAI, C.J.

By way of the present writ petition filed under Article 226 of the

Constitution of India, the original complainant has challenged the

order dated 31.03.2023 of the Kerala Lok Ayukta, by which the bench

consisting of Lok Ayukta and UpaLok Ayukta differed on the basic

issue as to whether the action of respondents 2 to 18, who are the

Chief Minister and Ministers of Government of Kerala, in taking

decision of Council of Ministers to the Cabinet, can be subject to

investigation under the provisions of the Kerala Lok Ayukta Act, 1999,

and ordered the bench of three members, i.e., the Lok Ayukta and two

UpaLok Ayuktas to be constituted. When the present petitioner filed a

complaint No.899/2018 against the respondents alleging corruption,

favoritism and nepotism in taking three different decisions, initially,

the issue with regard to entertaining the complaint under the

provisions of Lok Ayukta Act is maintainable or not was considered by

three members, i.e., Lok Ayukta and two UpaLok Ayuktas. By order

dated 14.01.2019, the Lok Ayukta held that, such complaint is WP(C) NO. 17083 OF 2023

maintainable and investigation ought to be conducted. The opinion

was concurred by one UpaLok Ayukta by order dated 14.01.2019,

whereas, the 3rd member, i.e., another UpaLok Ayukta, did not agree

with the majority view.

2. Thereafter, on completion of investigation, the matter was

heard and arguments concluded on 18.03.2022, and the complaint

reserved for orders, as evident from Ext.P8. Subsequently, after

hearing the matter, certain issues arose for consideration and

ultimately, as stated herein above, by order dated 31.03.2023, it was

decided that the issue can be remitted back to three members, i.e., the

Lok Ayukta and two UpaLok Ayuktas. The present petitioner filed an

application to recall the order on certain grounds, which came to be

dismissed by order dated 12.04.2023. At this stage, we would like to

observe that, the order of rejecting the application for recalling the

order dated 31.03.2023 is not under challenge before this Court.

3. Being aggrieved by the order dated 31.03.2023, Sri. George

Poonthottam, learned Senior Counsel appearing for the petitioner

would submit that, there was no need to pass the order since the issue WP(C) NO. 17083 OF 2023

was placed before the bench of three members by order dated

14.01.2019. By taking us through the observations in the order passed

on 14.01.2019, the learned Senior Counsel would submit that the said

complaint was found to be maintainable and therefore, the bench

ought not to have referred the matter for consideration by the bench of

three members again. He would further submit that, by deciding the

issue in the complaint, the Lok Ayukta as well as the UpaLok Ayukta

could have delivered their orders or could have referred the matter to

the 3rd member, and need not have constituted the bench of three

members. In support to the above submission, he relied upon the

Division Bench decision of this Court in State of Kerala and

Another v. K.K.Mathai 2017 (3) KHC 892 and submitted that

the petition be allowed and the impugned order be quashed and set

aside and the Lok Ayukta and UpaLok Ayukta be directed to deliver its

order on the complaint filed by the petitioner.

4. On the other hand, the learned Senior Counsel appearing for

the respondents would submit that, as per Section 7 of the Kerala Lok

Ayukta Act and particularly, Sub section 1 of Section 7, if any WP(C) NO. 17083 OF 2023

difference of opinion arose between the Lok Ayukta and the UpaLok

Ayukta, the same is required to be dealt with by the Lok Ayukta as well

as two UpaLok Ayuktas and the decision of the majority shall prevail.

He would further submit that, earlier, when the issue about the

admissibility of the complaint was raised in the year 2019, it was

observed that the complaint can be investigated and accordingly,

investigation was carried out as per Sections 8 and 9 of the Kerala Lok

Ayukta Act. After receiving the investigation report, decision is

required to be taken under Section 12 of the Kerala Lok Ayukta Act by

the Lok Ayukta and the UpaLok Ayuktas and at that stage also, if there

is difference of opinion, decision has to be taken under Sub Section 1

of Section 7 of the Act, and therefore, the impugned order does not call

for a review.

5. We have heard the learned Advocates appearing for the

respective parties.

6. We have gone through the order dated 14.01.2019 by the Lok

Ayukta and the UpaLok Ayuktas. It appears from the order that the

complaint was admitted and an investigation ordered. However, on WP(C) NO. 17083 OF 2023

completion of investigation and receipt of evidence, the matter was

heard and reserved for orders. Having gone through the impugned

order dated 31.03.2023, it appears that difference of opinion arose

with regard to the powers to initiate proceedings under the Act against

a decision taken by the Cabinet. The operative part of the order,

particularly, paragraph No.9, reads as under:

"Having considered the pleadings, the materials placed on

record and the submissions made by the learned counsel for

the parties, we find that the allegations in the complaint are

based on the action of respondents 2 to 18 in taken the three

decision of the Council of Ministers mentioned in paragraph

5 above. As there is difference of opinion between us on the

basic issue whether the action of respondents 2 to 18 in

taking the impugned decisions as members of the Cabinet

can be subjected to investigation under the provisions of the

Kerala Lok Ayukta Act, 1999 and on the merits of the

allegations raised by the complainant, we are constrained to

place this compliant for investigation by the Lok Ayukta and

both the Upa Lok Ayuktas together as required under Section WP(C) NO. 17083 OF 2023

7(1) of the Kerala Lok Ayukta Act, 1999."

7. Section 7(1) of the Kerala Lok Ayukta Act, 1999, reads as

under:

"In any case where a complaint involving a grievance or an allegation is made in respect of such action and where there is difference of opinion between the Lok Ayukta and the Upa-Lok Ayukta as so nominated, the action shall be investigated by the Lok Ayukta and both the Upa-Lok Ayuktas together and the decision of the majority therein shall prevail."

8. We are of the considered opinion that when the issue was

initially decided, it was only with regard to the maintainability of the

complaint. However, subsequent to investigation, some difference of

opinion arose between the Lok Ayukta and the Upa Lok Ayukta and

therefore, the only option is to decide the issue by the bench of three

members and as per the above said provisions, the decision of the

majority shall prevail. We also find that the decision relied upon by

the petitioner is not applicable in the facts of the present case.

In view of the above, we do not find any reason to set aside the WP(C) NO. 17083 OF 2023

impugned order. The petition is dismissed accordingly.

Sd/-

A.J.DESAI CHIEF JUSTICE

Sd/-

V.G.ARUN JUDGE

uu/01.08.2023 WP(C) NO. 17083 OF 2023

APPENDIX OF WP(C) 17083/2023

PETITIONER EXHIBITS Exhibit-P1 A TRUE COPY OF THE COMPLAINT NO. 899 OF 2018 FILED BY THE PETITIONER BEFORE THE KERALA LOK AYUKTA THIRUVANANTHAPURAM ON 17.09.2018 Exhibit-P2 COPY OF THE SAID ORDER IN COMPLAINT NO.

899 OF 2018 DATED 31.03.2023 PASSED BY THE KERALA LOK AYUKTA Exhibit-P3 COPY OF THE ORDER IN COMPLAINT NO. 899 OF 2018 PASSED BY THE KERALA LOK AYUKTA ON 1ST NOVEMBER 2018 Exhibit-P4 TRUE COPY OF THE DEFENCE STATEMENT, EXCLUDING THE DOCUMENTS, FILED ON BEHALF OF THE 1ST RESPONDENT IN COMPLAINT NO.

                    899 OF 2018 DATED 31.10.2018
Exhibit-P5          A TRUE COPY OF THE ORDER DATED
                    14.01.2019 PASSED BY THE LOK AYUKTA AND

                    OF 2018
Exhibit-P6          COPY OF THE SAID ORDER DATED 14.01.2019
                    IN COMPLAINT NO. 899 OF 2018 PASSED BY
                    THE KERALA LOK AYUKTA
Exhibit-P7          TRUE COPY OF THE ADDITIONAL DEFENCE
                    STATEMENT FILED ON BEHALF OF THE 1ST
                    RESPONDENT IN COMPLAINT NO. 899 OF 2018
                    DATED 08.02.2022.
Exhibit-P8          A TRUE COPY OF THE ORDER DATED
                    18.03.2022 PASSED BY THE LOK AYUKTA IN
                    COMPLAINT NO. 899 OF 2018 RESERVING THE
                    MATTER FOR ORDER
Exhibit-P9          A TRUE COPY OF THE UNNUMBERED I.A. FILED
                    IN COMPLAINT NO. 899 OF 2018 BEFORE THE
                    LOK AYUKTA ON 04.04.2023
Exhibit-P10         COPY OF THE ORDER IN UNNUMBERED I.A. IN
                    COMPLAINT NO. 899 OF 2018 PASSED BY THE
                    LOK AYUKTA DATED 12.04.2023.
Exhibit-P11         COPY OF THE ORDER PASSED ON 12.04.2023
 WP(C) NO. 17083 OF 2023




                   IN COMPLAINT NO. 899 OF 2018 BY THE
                   KERALA LOK AYUKTA
Exhibit P12        COPY OF THE MEMO IN COMPLAINT NO. 899 OF
                   2018 FILED BEFORE THE HON'BLE LOK AYUKTA
                   ON 06.07.2023.
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter