Wednesday, 22, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Beena K.T vs Kerala Khadi And Village Industries ...
2025 Latest Caselaw 390 Ker

Citation : 2025 Latest Caselaw 390 Ker
Judgement Date : 1 July, 2025

Kerala High Court

Beena K.T vs Kerala Khadi And Village Industries ... on 1 July, 2025

Author: Anil K.Narendran
Bench: Anil K.Narendran
                                     1




RP Nos. 589, 591 and 595 of 2025                      2025:KER:47106

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

             THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                     &

             THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

      TUESDAY, THE 1ST DAY OF JULY 2025 / 10TH ASHADHA, 1947

                            RP NO. 589 OF 2025

         AGAINST THE JUDGMENT DATED 13.03.2025 IN WA NO.1136 OF 2024

OF HIGH COURT OF KERALA


REVIEW PETITIONER/1ST RESPONDENT:

             BEENA K.T
             AGED 51 YEARS
             W/O PRADEEP KUMAR, SPINNING INSTRUCTOR, SPINNING UNIT,
             ULLIYERI. P.O, KOYILANDY (VIA), KOZHIKODE, PIN-673323
             RESIDING AT THIRUVALAMKANDI, THAZHEKUNI, ULLIYERI.P.O,
             KOYILANDI (VIA), KOZHIKODE DISTRICT


             BY ADV SHRI.K.P.RAJEEVAN


RESPONDENTS/1 TO 3 APPELLANTS/2 TO 7 RESPONDENTS:

     1       KERALA KHADI AND VILLAGE INDUSTRIES BOARD
             REPRESENTED BY ITS SECRETARY, VANCHIYOOR,
             THIRUVANANTHAPURAM, PIN - 695035

     2       THE SECRETARY
             KERALA KHADI AND VILLAGE INDUSTRIES BOARD, VANCHIYOOR,
             THIRUVANANTHAPURAM, PIN - 695035

     3       PROJECT OFFICER
             DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
             KOZHIKODE, PIN - 673001

     4       STATE OF KERALA
             REPRESENTED BY ITS SECRETARY TO GOVERNMENT, INDUSTRIES
                                    2




RP Nos. 589, 591 and 595 of 2025                     2025:KER:47106

             DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
             695001

     5       SAJI P.K, OFFICE ATTENDANT GRADE I, DISTRICT KHADI AND
             VILLAGE INDUSTRIES OFFICE, IDUKKI (UNDER ORDERS OF
             TRANSFER TO DISTRICT KHADI AND VILLAGE OFFICE,
             KOTTAYAM), PIN - 685001

     6       SAJIMON T.K, OFFICE ATTENDANT GRADE I (BHAVAN MANAGER
             KHADI GRAMA SOUBHAGYA, THODUPUZHA IDUKKI (UNDER ORDERS
             OF TRANSFER TO DISTRICT KHADI AND VILLAGE OFFICE,
             IDUKKI, KHADI GRAMA SOUBHAGYA, THODUPUZHA), PIN -
             685584

     7       M.T.SUKUMARAN, OFFICE ATTENDANT GRADE I (BHAVAN
             MANAGER KHADI GRAMA SOUBHAGYA, VADAKARA KOZHIKODE
             (UNDER ORDERS OF TRANSFER TO DISTRICT KHADI AND
             VILLAGE OFFICE, KOZHIKODE, KHADI GRAMA SOUBHAGYA,
             VADAKARA), PIN - 673101

     8       BINU.P, OFFICE ATTENDANT GRADE I DISTRICT KHADI AND
             VILLAGE INDUSTRIES OFFICE ALAPPUZHA (UNDER ORDERS OF
             TRANSFER TO DISTRICT KHADI AND VILLAGE OFFICE,
             KOTTAYAM), PIN - 688001

     9       GEORGE KURIAKOSE, OFFICE ATTENDANT GRADE I DISTRICT
             KHADI AND VILLAGE INDUSTRIES OFFICE ALAPPUZHA (UNDER
             ORDERS OF TRANSFER TO DISTRICT KHADI AND VILLAGE
             OFFICE, ERNAKULAM), PIN - 688001

            BY ADVS.
       SHRI.KALEESWARAM RAJ
       KUM.THULASI K. RAJ
       SMT.CHINNU MARIA ANTONY
       SMT.APARNA NARAYAN MENON
      SHRI.C.UNNIKRISHNAN (KOLLAM), SC,
      KERALA KHADI VILLAGE INDUSTRIES BOARD,
      SMT NISHA BOSE, SR GP


      THIS REVIEW PETITION WAS FINALLY HEARD ON 23.06.2025 ALONG
WITH RP NOS 591 AND 595 OF 2025, THE COURT ON 1.7.2025   PASSED THE
FOLLOWING:
                                      3




RP Nos. 589, 591 and 595 of 2025                         2025:KER:47106

               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

             THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                     &

             THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

      TUESDAY, THE 1ST DAY OF JULY 2025 / 10TH ASHADHA, 1947

                            RP NO. 591 OF 2025

         AGAINST THE JUDGMENT DATED 13.03.2025 IN WA NO.1228 OF 2024

OF HIGH COURT OF KERALA


REVIEW PETITIONER/1ST RESPONDENT:

             SHOBA.K, AGED 52 YEARS
             W/O DINESAN, (WEAVING INSTRUCTOR, MEPPAYUR KHADI
             PRODUCTION CENTRE, DISTRICT KHADI AND VILLAGE
             INDUSTRIES OFFICE, KOZHIKODE, PIN-673524) RESIDING AT,
             KANNOTHUKUNNUMMAL, ERAVATTOOR, P.O, PERAMBRA (VIA),
             KOZHIKOD, PIN - 673525


             BY ADV SHRI.K.P.RAJEEVAN


RESPONDENTS/1     TO 3 APPELLANTS/2 TO 7 RESPONDENTS :

     1       KERALA KHADI AND VILLAGE INDUSTRIES BOARD
             REPRESENTED BY ITS SECRETARY, VANCHIYOOR,
             THIRUVANANTHAPURAM, PIN - 695035

     2       THE SECRETARY, KERALA KHADI AND VILLAGE INDUSTRIES
             BOARD, VANCHIYOOR, THIRUVANANTHAPURAM, PIN - 695035

     3       PROJECT OFFICER
             DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
             KOZHIKODE, PIN - 673001

     4       STATE OF KERALA
             REPRESENTED BY ITS SECRETARY TO GOVERNMENT, INDUSTRIES
             DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
                                    4




RP Nos. 589, 591 and 595 of 2025                     2025:KER:47106

             695001

     5       SAJI P.K,OFFICE ATTENDANT GRADE I, DISTRICT KHADI AND
             VILLAGE INDUSTRIES OFFICE, IDUKKI (UNDER ORDERS OF
             TRANSFER TO DISTRICT KHADI AND VILLAGE INDUSTRIES
             OFFICE, KOTTAYAM), PIN - 685001

     6       SAJIMON T.K, OFFICE ATTENDANT GRADE I (BHAVAN MANAGER
             KHADI GRAMA SOUBHAGYA, THODUPUZHA IDUKKI (UNDER ORDERS
             OF TRANSFER TO DISTRICT KHADI AND VILLAGE INDUSTRIES
             OFFICE, IDUKKI, KHADI GRAMA SOUBHAGYA, THODUPUZHA),
             PIN - 685584

     7       M.T.SUKUMARAN, OFFICE ATTENDANT GRADE I (BHAVAN
             MANAGER KHADI GRAMA SOUBHAGYA, VADAKARA KOZHIKODE
             (UNDER ORDERS OF TRANSFER TO DISTRICT KHADI AND
             VILLAGE INDUSTRIES OFFICE, KOZHIKODE, KHADI GRAMA
             SOUBHAGYA, VADAKARA), PIN - 673101

     8       BINU.P, OFFICE ATTENDANT GRADE I DISTRICT KHADI AND
             VILLAGE INDUSTRIES OFFICE ALAPPUZHA (UNDER ORDERS OF
             TRANSFER TO DISTRICT KHADI AND VILLAGE INDUSTRIES
             OFFICE, KOTTAYAM), PIN - 688001

     9       GEORGE KURIAKOSE
             OFFICE ATTENDANT GRADE I DISTRICT KHADI AND VILLAGE
             INDUSTRIES OFFICE ALAPPUZHA (UNDER ORDERS OF TRANSFER
             TO DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
             ERNAKULAM), PIN - 688001


             BY ADVS.
             SHRI.KALEESWARAM RAJ
             KUM.THULASI K. RAJ
             SMT.CHINNU MARIA ANTONY
             SMT.APARNA NARAYAN MENON
             SHRI.C.UNNIKRISHNAN (KOLLAM), SC, KERALA KHADI VILLAGE
             INDUSTRIES BOARD,
             SMT NISHA BOSE, SR GP


      THIS REVIEW PETITION WAS FINALLY HEARD ON 23.06.2025 ALONG
WITH RP NOS 589 AND 595 OF 2025, THE COURT ON 1.7.2025 PASSED THE
FOLLOWING:
                                      5




RP Nos. 589, 591 and 595 of 2025                      2025:KER:47106



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

             THE HONOURABLE MR. JUSTICE ANIL K.NARENDRAN

                                     &

             THE HONOURABLE MR.JUSTICE MURALEE KRISHNA S.

      TUESDAY, THE 1ST DAY OF JULY 2025 / 10TH ASHADHA, 1947

                            RP NO. 595 OF 2025

         AGAINST THE JUDGMENT DATED 13.03.2025 IN WA NO.1227 OF 2024

OF HIGH COURT OF KERALA


REVIEW PETITIONER/1ST RESPONDENT:

             K.C.JAYASREE
             AGED 60 YEARS
             W/O ASOKAN, (WEAVING INSTRUCTOR, DISTRICT KHADI AND
             VILLAGE INDUSTRIES OFFICE, KOTTAYAM, PIN-686001,
             RETIRED ON 30.4.2021), RESIDING AT, KADHALIKKATTU,
             BRAHMAMANGALAM.P.O, KOTTAYAM DISTRICT, PIN - 686605


             BY ADV SHRI.K.P.RAJEEVAN


RESPONDENTS/1 TO 3 APPELLANTS/2 TO 7 RESPONDENTS:

     1       KERALA KHADI AND VILLAGE INDUSTRIES BOARD
             REPRESENTED BY ITS SECRETARY, VANCHIYOOR,
             THIRUVANANTHAPURAM, PIN - 695035

     2       THE SECRETARY
             KERALA KHADI AND VILLAGE INDUSTRIES BOARD, VANCHIYOOR,
             THIRUVANANTHAPURAM, PIN - 695035

     3       PROJECT OFFICER
             DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
             KOZHIKODE, PIN - 686001

     4       STATE OF KERALA
                                    6




RP Nos. 589, 591 and 595 of 2025                       2025:KER:47106

             REPRESENTED BY ITS SECRETARY TO GOVERNMENT, INDUSTRIES
             DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
             695001

     5       SHAJI.P.K
             CLERK, DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
             KOTTAYAM, PIN - 686001

     6       SAJIMON T.K
             CLERK, DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
             IDUKKI, KHADI GRAMA SOUBHAGYA, THODUPUZHA, PIN -
             685584

     7       M.T.SUKUMARAN
             CLERK, DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
             KHADI GRAMA SOUBHAGYA, VADAKARA, PIN - 673103

     8       BINU.P
             CLERK, DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
             KOTTAYAM, PIN - 686001

     9       GEORGE KURIAKOSE
             CLERK, DISTRICT KHADI AND VILLAGE INDUSTRIES OFFICE,
             ERNAKULAM, PIN - 682017


             BY ADVS.
             SHRI.KALEESWARAM RAJ
             KUM.THULASI K. RAJ
             SMT.CHINNU MARIA ANTONY
             SMT.APARNA NARAYAN MENON
             SHRI.C.UNNIKRISHNAN (KOLLAM), SC,
              KERALA KHADI VILLAGE INDUSTRIES BOARD,
             SMT NISHA BOSE, SR GP



      THIS REVIEW PETITION WAS FINALLY HEARD ON 23.06.2025 ALONG
WITH RP NOS 589 AND 591 OF 2025, THE COURT ON 1.7.2025    PASSED THE
FOLLOWING:
                                    7




RP Nos. 589, 591 and 595 of 2025                     2025:KER:47106


                            COMMON ORDER

Muralee Krishna, J.

These review petitions are filed under Order XLVII Rule 1

read with Section 114 of the Code of Civil Procedure, 1908 ('CPC'

for short), by the respective 1st respondents in W.A. Nos.1136,

1228 and 1227 of 2024, seeking review of the common judgment

dated 13.03.2025 passed by this Court, whereby the writ appeals

were allowed by setting aside the common judgment dated

26.03.2024 passed by the learned Single Judge in W.P.(C)Nos.137

of 2021, 28540 of 2020 and 27474 of 2023.

2. Heard the learned counsel for the review petitioners/1st

respondents, the learned Standing Counsel for the Kerala Khadi

and Village Industries Board ('Board' for short), the learned Senior

Government Pleader and the learned counsel for the party

respondents.

3. The learned counsel for the review petitioners/1st

respondents argued that as per Ext.R1B, Government Order No.

G.O.(Ms)No.46/2012/ID dated 31.03.2012, the pay scale of the

post LD Clerk/LD Accountant/Cashier comes under serial No.67, is

revised from Rs.5,250 - 8,390 to Rs. 9,940 - 16,580. The pay

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

scale of posts of Spinning Instructor and Weaving Instructor come

under serial Nos.82 and 83 respectively, is revised from Rs.4,510

- 6,230 to Rs. 8,500 - Rs.13,210. Therefore, the posts of Spinning

Instructor and Weaving Instructor are low-paid posts than the post

of Lower Division Clerk. This Court erred in holding that the posts

of Spinning Instructor and Weaving Instructors are not included

under the category of low-paid employees. This Court held that by

Ext.P4 letter No.4441/K1/2015/Ind dated 03.08.2015, which was

produced as Ext.R2I also, the Government clarified that Exts.R2D

and R2E orders are not applicable to the employees of the Board.

But after Ext.R2F Government order dated 29.05.2020, Ext R2I

has no validity. This Court failed to consider these aspects while

allowing the writ appeals.

4. The learned Standing Counsel for the Board submitted

that there is no error apparent on the face of the record in the

appeal judgment. Ext.R2F order dated 29.05.2020 is applicable to

the employees in the administrative service. From Ext.R2G

relevant pages of the Kerala Khadi and Village Industries Board

(Classification and Conditions of Recruitment of Staff)

Regulations, 2006, there are altogether six services in the Board

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

and when the service of the Lower Division Clerk comes under

the IInd category, Administrative Service (Lower), the service of

Spinning Instructors and Weaving Instructors will fall under the

IVth category, Technical Service (Lower). Hence, the Spinning

Instructors and Weaving Instructors cannot be considered as low-

paid employees coming under the class Administrative Service

(Lower). Ext.R2F order applies to low-paid employees in

Administrative Service and not to the employees in Technical

Service. Moreover, the petitioners were appointed on

compassionate grounds and were subsequently regularised.

5. The learned Senior Government Pleader also supported

the arguments of the learned Standing Counsel for the Board and

submitted that in paragraph 16 of the judgment, this Court

considered the difference between the different categories of

service mentioned in Ext.R2G Regulations. The learned Senior

Government Pleader relied on the judgment of the Apex Court in

Arun Dev Upadhyaya v. Integrated Sales Service Ltd. [(2023) 8

SCC 11] in support of her argument that there is no ground to

review the appeal judgment.

6. The learned counsel appearing for the party respondents

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

also supported the arguments of the learned Standing Counsel for

the Board and the learned Senior Government Pleader and

submitted that there is no error apparent on the face of the record

and hence review of the judgment is unwarranted.

7. To understand the circumstances that entitle the Court to

exercise its power of review, it would be appropriate to go through

the provisions concerned as well as the law on the point laid down

by the judgments of the Apex Court as well as this Court. Section

114 and Order XLVII of CPC are the relevant provisions as far as

the review of a judgment or order of a Court is concerned.

8. Section 114 of the CPC reads thus:

"114. Review-

Subject as aforesaid, any person considering himself aggrieved-

(a) by a decree or order from which an appeal is allowed by this Code, but from which no appeal has been preferred,

(b) by a decree or order from which no appeal is allowed by this Code, or

(c) by a decision on a reference from a Court of Small Causes, may apply for a review of judgment to the Court which passed the decree or made the order, and the Court may make such order thereon as it thinks fit."

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

9. Order XLVII Rule 1 of the CPC reads thus:

"1. Application for review of judgment.

(1) Any person considering himself aggrieved-

(a) by a decree or order from which an appeal is allowed, but from which no appeal has been preferred,

(b) by a decree or order from which no appeal is allowed, or

(c) by a decision on a reference from a Court of Small Causes, and who, from the discovery of new and important matter or evidence which, after the exercise of due diligence was not within his knowledge or could not be produced by him at the time when the decree was passed or order made, or on account of some mistake or error apparent on the face of the record or for any other sufficient reason, desires to obtain a review of the decree passed or order made against him, may apply for a review of judgment to the Court which passed the decree or made the order.

(2) A party who is not appealing from a decree or order may apply for a review of judgment notwithstanding the pendency of an appeal by some other party except where the ground of such appeal is common to the applicant and the appellant, or when, being respondent, he can present to the Appellate Court the case on which he applies for the review.

Explanation-

The fact that the decision on a question of law on which

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

the judgment of the Court is based has been reversed or modified by the subsequent decision of a superior Court in any other case, shall not be a ground for the review of such judgment."

10. It is trite that the power of review under Section 114

read with Order XLVII of the CPC is available to be exercised only

on setting up any one of the following grounds by the petitioner.

(i) discovery of a new and important matter or evidence, or

(ii) mistake or error apparent on the face of the record, or

(iii) any other sufficient reason.

11. In Northern India Caterers v. Lt. Governor of Delhi

[(1980) 2 SCC 167] the Apex Court held that under the guise of

review, a litigant cannot be permitted to reagitate and reargue the

questions, which have already been addressed and decided.

12. The Apex Court in Parsion Devi v. Sumitri Devi

[(1997) 8 SCC 715] held thus:

"Under Order 47 Rule 1 CPC a judgment may be open to review inter alia if there is a mistake or an error apparent on the face of the record. An error which is not self-evident and has to be detected by a process of reasoning, can hardly be said to be an error apparent on the face of the record justifying the court to exercise its power of review under Order 47 Rule 1 CPC. In exercise of the jurisdiction under Order 47 Rule 1 CPC it is not permissible for an erroneous

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

decision to be "reheard and corrected". A review petition, it must be remembered has a limited purpose and cannot be allowed to be "an appeal in disguise".

(Underline supplied)

13. In N.Anantha Reddy v. Anshu Kathuria [(2013) 15

SCC 534] the Apex Court held that the mistake apparent on

record means that the mistake is self-evident, needs no search,

and stares at its face. Surely, review jurisdiction is not an appeal

in disguise. The review does not permit rehearing of the matter

on merits.

14. In Sasi (D) through LRs v. Aravindakshan Nair

and others [AIR 2017 SC 1432] the Apex Court held that in

order to exercise the power of review, the error has to be self-

evident and is not to be found out by a process of reasoning.

15. In Shanti Conductors (P) Ltd. v. Assam State

Electricity Board and others [(2020) 2 SCC 677] the Apex

Court by referring to Parsion Devi [(1997) 8 SCC 715] held

thus:

"The scope of review is limited and under the guise of review, petitioner cannot be permitted to reagitate and reargue the questions, which have already been

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

addressed and decided".

16. The dictum in Parsion Devi [(1997) 8 SCC

715] is reiterated by the Apex Court in Arun Dev Upadhyaya

[(2023) 8 SCC 11]. Again in Govt. of NCT of Delhi v K.L.

Rathi Steels Ltd. [2024 SCC Online SC 1090] the Apex

Court considered the grounds for review in detail and held

thus:

"Order XVLII does not end with the circumstances as S.114, CPC, the substantive provision, does. Review power under S.114 read with Order XLVII, CPC is available to be exercised, subject to fulfillment of the above conditions, on setting up by the review petitioner any of the following grounds:

(i) discovery of new and important matter or evidence; or

(ii) mistake or error apparent on the face of the record; or

(iii) any other sufficient reason."

17. In Sujatha Aniyeri v. Kannur University [2025 KHC

OnLine 212] in which one of us is a party [Muralee Krishna S.,

J], after considering the point, what constitutes an error apparent

on the face of the record, this court held that review jurisdiction

is not an appeal in disguise. The review does not permit rehearing

of the matter on merits. If the direction in the judgment was

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

erroneous, then the remedy was to challenge the same by filing

an appeal and not by filing a review petition.

18. The petitioners approached this Court with the writ

petitions filed under Article 226 of the Constitution of India,

claiming that they are entitled to get appointment to the post of

LD Clerk in the Board under the 10% quota earmarked for the low-

paid employees. By the common judgment dated 26.03.2024, the

learned Single Judge declared that the petitioners are eligible to

be considered for appointment to the post of LD Clerk in the 10%

quota earmarked for by-transfer appointments in accordance with

the Rules. By the common judgment passed in the appeals, this

Court set aside the judgment of the learned Single Judge after

considering the merit of the contentions raised by all the parties

concerned. A reading of the judgment passed in the writ appeals

would show that in the judgment, this Court considered all the

contentions now raised by the review petitioners. In paragraph

16 of the judgment, this Court observed that the petitioners were

included in the category of Technical Service (Lower) and not in

the category of Last Grade Service or low-paid employees. It is by

relying on Ext.R2(G) Kerala Khaadi and Village Industries Board

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

(Classification and Conditions of Recruitment of Staff)

Regulations, 2006, this Court found that the posts of Spinning

Instructor and Weaving Instructor are not included under the

category of Last Grade Service or the low-paid employees. In

Paragraphs 13 and 14 of the judgment, by referring to Ext.R2G of

the Regulations, this Court specifically noted that the petitioners

are included in category IV, Technical Service (Lower). In such

circumstances, there is no error apparent on the face of the record

in the finding rendered by this Court that the petitioners' service

as Spinning Instructors and Weaving Instructors under the

category of Technical Service (Lower) will not come under the low-

paid employees of the Administrative Service (Lower) wherein the

post of LD Clerk (Lower) is included in Ext.R2G. For the very same

reason, Ext.R2F order of the Government will not make any impact

on the claim of the petitioners. It appears from the nature of the

contentions raised by the petitioners that they are now trying to

use the review jurisdiction of this Court as an appeal in disguise,

which is not permissible under law.

Having considered the pleadings and materials on record and

the submissions made at the Bar, we find no sufficient reason to

RP Nos. 589, 591 and 595 of 2025 2025:KER:47106

say that the petitioners have made out any of the grounds

provided under Order XLVII Rule 1 read with Section 114 of the

Code of Civil Procedure to review the judgment dated 13.03.2025

passed by this Court in the writ appeals.

In the result, the review petitions stand dismissed.

Sd/-

ANIL K.NARENDRAN, JUDGE

Sd/-

sks                                MURALEE KRISHNA S., JUDGE
 

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter