Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Freeda Simon vs State Of Kerala
2025 Latest Caselaw 3343 Ker

Citation : 2025 Latest Caselaw 3343 Ker
Judgement Date : 11 August, 2025

Kerala High Court

Freeda Simon vs State Of Kerala on 11 August, 2025

W.P.(C) Nos.16360, 17161
and 19367 of 2025 1

MONDAY, THE 1178 pAY OF AUGUST 2025 / 20TH SRAVANA, 1947

PETITIONER:

2025: KER:59927

IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT

THE HONOURABLE MR,.JUSTICE VIJU ABRAHAM

WP(C) NO. 16360 OF 2025

FREEDA SIMON, AGED 50 YEARS
PRESIDENT KARAKULAM GRAMA PANCHAYAT,
KARARKULAM. P.O, THIRUVANANTHAPURAM ,
PIN - 695564

BY ADVS.
SMT .K.P.SANTEI
SHRI.AKHIL AUGUSTINE

RESPONDENTS :

1

ADDL.RS

STATE OF KERALA

REPRESENTED BY THE SECRETARY TO GOVERNMENT,
HOME DEPARTMENT, SECRETARIAT,

TRIVANDRUM, PIN - 695001

THE DISTRICT COLLECTOR,
CIVIL STATION, KUDAPPANAKUNNU,
THIRUVANANTHAPURAM, PIN - 695043

"HE DEPUTY SUPERINTENDENT OF POLICE,
NEYYTTINKARA, THIRUVANANTHAPURAM,
PIN - 695121

THE STATION HOUSE OFFICER,

KANJIRAMKULAM POLICE STATION , KANJIRAMKULAM,
NEYYATIINKARA, THIRUVANANTHAPURAM,

PIN - 695524

ST. ANTONY'S CHURCH

KOCHUTHURA REPRESENTED BY FR. JOSE V.,
AGED 37 YEARS, S/O VARGHESE RAJU HOUSE,
ADIMALATHURA, CHOWARA.P.O, KOTTUKAL,



W.P.(C) Nos. 16360, 17161
and 19367 of 2025 2

2025: KER: 59927

PALLICHAL, THIRUVANANTHAPURAM

ADDL. R5 IMPLEADED AS PER ORDER DATED 03.06.2025 INIA
1/2025 IN WPC 16360/2025])

BY ADVS.
SRI .M.R.SARIN
SMT.PARVATHI KRISHNA

OTHER PRESENT:

GP- RIYAL DEVASSY

THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION ON
11.08.2025, ALONG WITH WP(C).17161/2025 AND 19367/2025, THE COURT
ON THE SAME DAY DELIVERED THE FOLLOWING:



W.P.(C) Nos. 16360, 17161

and 19367 of 2025 3

2025: KER:59927

IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT

THE HONOURABLE MR.JUSTICE VIJU ABRAHAM

MONDAY, THE 1177 pay OF AUGUST 2025 / 20TH SRAVANA, 1947

WP(C) NO. 17161 OF 2025

PETITIONER:

FREEDA SIMON, AGED 50 YEARS
PRESIDENT KARAKULAM GRAMA PANCHAYAT,
KARARKULAM.P.O, THIRUVANANTHAPURAM,
PIN - 695564

BY ADVS.
SMT.K.P.SANTHT
SHRI.AKHIL AUGUSTINE

RESPONDENES :

1

STATE OF KERALA

REPRESENTED BY THE SECRETARY TO GOVERNMENT,
HOME DEPARTMENT, SECRETARIAT, TRIVANDRUM,
PIN - 695001

THE DISTRICT COLLECTOR
CIVIL STATION, KUDAPPANAKUNNU,
THIRUVANANTHAPURAM, PIN ~- 695043

THE DEPUTY COLLECTOR (GENERAL)
& ADDITIONAL DISTRICT MAGISTRATE CIVIL STATION,
KUDAPPANAKUNNU, THIRUVANANTHAPURAM, PIN - 695043

THE DEPUTY SUPERINTENDENT OF POLICE
NEYYTTINKARA, THIRUVANANTHAPURAM,
PIN ~ 695121

THE STATION HOUSE OFFICER
KANJIRAMKULAM POLICE STATION, KANJIRAMKULAM,
NEYYATTINKARA, THIRUVANANTHAPURAM, PIN - 695121



W.P.(C) Nos.16360, 17161
and 19367 of 2025 4

2025:KER: 59927

6 ST. ANTONY'S CHURCH
REPRESENTED BY IT'S PARISH PRIEST
REV. FATHER JOSE.V S/O VARGHESE,
AGED 42 YEARS, KOCHUTEURA,
RESIDING AT CHURCH MEDA, KOCERUTHURA,
PUTHIYATHURA P.O., PIN 695526

IS IMPLEADED AS ADDL.R6 AS PER ORDER DATED 16.07.2025 IN
IA NO.4/2025 IN WPR(C) .17161/2025

BY ADV SRI.R.B.BALACHANDRAN
GP SRI.RIYAL DEVASSY

THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
11.08.2025, ALONG WITH WP(C).16360/2025 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:



W.P.(C) Nos.16360, 17161

and 19367 of 2025 5

2025:KER: 59927

IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT

THE HONOURABLE MR.JUSTICE VIJU ABRAHAM

MONDAY, THE 117" pay oF AUGUST 2025 / 20TH SRAVANA, 1947

WP(C) NO. 19367 OF 2025

PETITIONER:

ST. ANTONY'S CHURCH,

REPRESENTED BY ITS PARISH PRIEST

REV. FATHER JOSE.V S/O VARGHESE,

AGED 42 YEARS

KOCHUTEHURA, RESIDING AT CHURCH MEDA,
KOCHUTHURA, PUTHIYATHURA P.O,, PIN - 695526

BY ADV SRI.R.B.BALACHANDRAN

RESPONDENTS :

1

THE STATE OF KERALA

REPRESENTED BY CHIEF SECRETARY,

GOVT SECRETARIATE, THEIRUVANANTHAPURAM, ,
PIN - 695001

THE DISTRICT COLLECTOR
COLLECTORATE, THIRUVANANTHAPURAM,, PIN ~ 695043

THE SECRETARY, KARUMKULAM GRAMA PANCHAYATH
PUTHIYATHURA P.O, THIRUVANANTHAPURAM,, PIN - 695526

THE DEPUTY COLLECTOR
(GENERAL) & ADDITIONAL DISTRICT MAGISTRATE,
THIRUVANANTHAPURAM,, PIN - 695043

THE DIRECTORATE OF GROUND WATER DEPARTMENT
JALA VIJNANA BHAVAN, AMBALAMUKKU, KOWDIAR,
THLIRUVANANTHAPURAM,, PIN - 695003

THE DIRECTOR

DIRECTOR OF MINING AND GEOLOGY,
KESAVADASAPURAM, PATTOM PALACE P.O.
THIRUVANANTHAPURAM,, PIN - 695004



W.P.(C) Nos.16360, 17161
and 19367 of 2025 6

2025: KER:59927

7 THE CHAIRMAN
KERALA STATE ENVIRONMENT IMPACT ASSESSMENT,
4TH FLOOR, KSRITC BUS TERMINAL
THIRUVANANTHAPURAM, PIN - 695561

8 THE DIRECTOR
IRRIGATION DEPARTMENT, PUBLIC OFFICE COMPLEX,
THIRUVANANATHAPURAM,., PIN --- 695033

9 THE ASSISTANT EXECUTIVE ENGINEER
KARIMKULAM GRAMA PANCVHAYATH, PUTHIYATHURA P.O,
THIRUVANANTHAPURAM,., PIN - 695526

0 THE PWD EXECUTIVE ENGINEER
PWD BUILDING DIVISION, VIKAS BHAVAN,
THIRUVANANTHAPURAM,, PIN - 695033

BY ADV SRI.MILLU DANDAPANI
GP SRI.RIYAL DEVASSY
ADV.M.P.SREEKRISHNAN

THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
11.08.2025, ALONG WITH WP(C).16360/2025 AND CONNECTED CASES, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:



W.P.{C) Nos.16360, 17161
and 19367 of 2025 7

COPE PEPCE rr

RERERER CRRA RE EPEAT EPP PPP RSP

Dated this the 11" day of August, 2025

JUDGMENT

When the matter came up for consideration, the respective counsel appearing for the parties submit that the matter has been settled in mediation and a memorandum of agreement was also entered into. A copy of the memorandum of agreement is made available by the Mediation Centre for perusal of this Court.

Taking into consideration the fact that the issues have been settled between the parties in mediation, these writ petitions are disposed of in terms of the settlement. The memorandum of agreement will form part of the

judgment.

Sdi-

VIJU ABRAHAM JUDGE

W.P.(C) Nos.16360, 17161 and 19367 of 2025

2025: KER: 59927

APPENDIX OF WP(C) 16360/2025

PETITIONER EXHIBITS

Exhibit P1

Exhibit P2

Exhibit P3

Exhibit P4

TRUE COPY OF THE LETTER DATED 22~2-2025 OF THE 2ND RESPONDENT

TRUE COPY OF THE ERRATUM LETTER DATED I1- 4-2025 OF THE 2ND RESPONDENT

TRUE COPY OF THE PROCEEDINGS DATED 7-4- 2025 OF THE SUB COLLECTOR, THIRUVANANTHAPURAM

TRUE COPY OF THE REQUEST DATED 14-4-2025 SUBMITTED TO 3RD RESPONDENT

W.P.(C) Nos. 16360, 17161 and 19367 of 2025 9

2025: KER: 59927

APPENDIX OF WP(C) 17161/2025

PETITIONER EXHIBITS

Exhibit Pl TRUE COPY OF THE LETTER DATED 22-2-2025 OF THE 2ND RESPONDENT

Exhibit P2 TRUE COPY OF THE ERRATUM LETTER DATED 1- 4-2025 OF THE 2ND RESPONDENT

Exhibit P3 TRUE COPY OF THE PROCEEDINGS DATED 7-4- 2025 OF THE SUB COLLECTOR, THIRUVANTHAPURAM

Exhibit P4 TRUE COPY OF THE REQUEST DATED 14-4-2025 SUBMITTED TO THE 5TH RESPONDENT

Exhibit P5 TRUE COPY OF THE ORDER DATED 16-04-2025 IN W.P (C).NO. 16360 OF 2025

Exhibit P6 TRUE COPY OF THE ORDER DATED 24-04-2025 OF THE 3RD RESPONDENT

Exhibit P7 A COPY OF THE NEWS ITEM THAT APPEARED IN THE NEWSPAPER

Exhibit P8 TRUE COPY OF THE PHOTOGRAPHS

Exhibit P9 TRUE COPY OF THE AGREEMENT DATED 16-3-

W.P.(C) Nos.16360, 17161 and 19367 of 2025

2025: KER:599277

APPENDIX OF WP(C) 19367/2025

PETITIONER EXHIBITS

Exhibit Pl

Exhibit P2 Exhibit P3 Exhibit P4 Exhibit P5

Exhibit P6

TRUE COPY OF THE CONSENT GIVEN BY THE 2ND RESPONDENT TO THE 3RD RESPONDENT DATED 22.02.2025

TRUE COPY OF THE PHOTOGRAPHS SHOWING THE EXCESS FILLING OF THE SAND DATED NIL

TRUE COPY OF THE INTERIM ORDER DATED 16.04.2025 IN WRIT PETITION NO.16360/2025 TRUE COPY OF THE PHOTOGRAPHS SHOWING THE EXCESS FILLING OF THE SAND DATED NIL

TRUE COPY OF THE STOP MEMO ISSUED BY THE 4TH RESPONDENT DATED 24.04.2025

TRUE COPY OF THE APPLICATION SUBMITTED BY THE PETITIONER TO THE 4TH RESPONDENT DATED 15.05.2025

ERNAKULAM MEDIATION CENTRE (HIGH COURT HALL)

oe 'floor, above igh Cours Busing, Emakislam, Kochi-31. (enscane-256i238) . }

"gh = : EMCrieg No.. a ae vo 7 ; oe ~ pated. a OFeaT :

Froth. ae i ~ oot oe "The Nodal ofticer, re ~- 7... High Court Mediation Centre. --

-_ -- The Registrar Guaidiel) os 2 High Court of Kerala, Emakulam.

~ Sir, . a, . ;

- Sub : Mesiaion of case' referred by the Hen ole High Court of Kerala - |

por " Referral Or Wee): [A3e4 Loage ch. \b abel ose dated OS Ti OE of the Honorable High Court of Kerala, ATL

ICC oe in

; r am to forwarii herewith Report of the Mediator in the matter along -

Yours a |

"4

OS So Emakulam Mediation Centre

ae 'Enel. 2, Report of the Mediator, Setdemént " 2. Copy of the referral ofder dated sip. the High Court of Kerala. OB copy of of the Petition ~

BEFORE THE HONOURABLE HIGH COURT OF KERALA AT ERNAKULAM

WP(C)Nos. 19367 of 2025 17161 of 2025 & 16360 of 2025

St.Antony's Church, Rep.by its : Petitioner Parish Priest Rev.Father Jose. V. Vs.

Karumkulam Grama Panchayat & Others : Respondents

REPORT SUBMITTED BY THE MEDIATOR

Mediated, matter is settled.

Terms and conditions are attached herewith.

Dated this the 30th day of July, 2025.

a. a Adv. K.M-Muhammed Yusuff

Mediator High Court Mediation Centre

BEFORE THE HONOURABLE HIGH COURT OF KERALA AT ERNAKULAM | WPIC)Nos. 19367 of 2025 17161 of 2025 & 16360 of 7025

St.Antony's Church, Rep.by its : Petitioner Parish Priest Rev.Father-Jose.¥V. Vs.

Karumkulam Grama Panchayat & Others: Respondents

MEMORANDUM OF AGREEMENT UNDER: SECTION 88 OF THE CODE OF

CIVIL PROCEDURE READ WITH RULES 24 & 25 OF THE CIVIL PROCEDURE

(ALTERNATIVE DISPUTE RESOLUTION),RULES, 2008:

1. The Petitioner in WP(c) No.19367/2025 voluntary agreed to undertake the work of filling the water logged area in Re.Sy.No.116/19 of Karumkulam Village and Block No.18 in 64.20 Ares of coastal puramboke land at the expense of the petitioner in WP(c) Nos.19367/2025 on behalf of the 3" respondent in WP(c) No.19367/2025 as per the letter No. DCTVM/6922/2024-H6 dated 22/2/2025 issued by the District Collector, Thiruvananthapuram addressed to the Secretary, Karumkulam Grama Panchayath utilizing legally permitted red earth/soil, except the condition of sourcing of soil as directed by the District Collector in the letter referred to above as. per the time schedule

given below.

The technical committee shall be constituted by the District Collector, Thiruvananthapuram based on this mediation settlement agreement and the same shall

come.into effect from the date of the judgment.

The committee shall conclude their process within 7 days from the date of the

judgment.

The technical committee shall handover the work schedule to the petitioner and the parties concerned and direct the petitioner to complete 50% of the works within 45 days from 11/8/2025. The remaining works will be completed by the petitioner on or before 11/11/2025.

It is further agreed between the parties that if the petitioner fails to comply with the work schedule of completing 50% of the works within 45 days, the 3™ respondent is entitled to take over the balance works following the work order issued by the technical

committee.

It is further agreed that the petitioner will confine and comply with the further direction issued by the District Collector, the above letter, ie, there shall not be any obstruction to the free flow of water to the existing drainage on the three sides, on the boundaries of

the puramboke land maintaining the natural slope of the land.

2, The Petitioner further agreed that they wil] not construct or put up any fencing or structures in the above mentioned puramboke land and the right over the land continue to vest with the Government. The petitioner also agreed that on voluntarily doing the work on behalf of the 3" respondent, they will not raise any claim over the above said land. In the event of failure to complete the work as agreed on by the petitioner in clause No.t above, the 3" respondent is entitled to fill the land in accordance with the letter No. DCTVM/6922/2024-H6 dated 22/2/2025 of the District Collector, Thiruvanathapuram mentioned above and the petitioner in WP(c) No.19367/2025 agrees that they shall not cause any obstruction in performing the works by the 3™ respondent. Likewise the 3" respondent agrees that they will not cause any obstruction

to the petitioner in carrying oul the works as stipulated above.

Both parties agreed that the works shall be monitored by the technical committee comprising of the officials from the Engineering Wing PWD and LSGD of Thiruvananthapuram. itis also agreed by the petitioner in WP(c) No.19367/2025 that in the event of recurring water- logging in future after completion of the works the same shall be rectified by the petitioner at his cost.

The respondents 1 to 4 in WP(c) No.16360 of 2025, the respondents 1 to 5 in WP(c) No.17161 of 2025 and respondents 1 to 2 & 4 to 5 are only formal parties and not

a signatories to this settlement agreement.

Dated this the 29th day of July, 2025.

aN Petitioner in WP(c) No.19367 of 2025," oe Addl, Respondent No.5 in ©. : WP(c) No.16360 of 2025 CS * St.Antony's Church oQhY yang . : St.Antony's Church, its Parish Priest Rev.Father Jose V. a Rep.by its Father Jose V. Petitioncr in WP(c) Nos.17161 of 2025 Addl.Respondent No.6 in WP(c)

& 16360 of 2025 Freeda Simon, Rep.by President, St. Antony's Church, rep.by its on"

Karakulam Grama Panchayat Parish Priest, Rev.Fr.Jose.V FREEDA SIMON Addl. Respondent No. 3 in WP({c) President

Karumkulam Grama Panchayath Puthiyathura P.O. Pin - 695526

Phone : 9526664020

awe 19367 of 2025, The Secretary,

hi "Counsel for the Addi. RG .. in WPic) Nos. 17161- Aaa. ve 5026 we eupre > Fn] 94

 
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