Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Anil Kumar vs State Of Kerala
2025 Latest Caselaw 361 Ker

Citation : 2025 Latest Caselaw 361 Ker
Judgement Date : 5 June, 2025

Kerala High Court

Anil Kumar vs State Of Kerala on 5 June, 2025

Author: T.R.Ravi
Bench: T.R.Ravi
                                                2025:KER:39490
WP(C) NOS. 12252 and 12591 OF 2025

                             1
         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

               THE HONOURABLE MR. JUSTICE T.R.RAVI

 THURSDAY, THE 5TH DAY OF JUNE 2025 / 15TH JYAISHTA, 1947

                     WP(C) NO. 12252 OF 2025

PETITIONER:

         ANIL KUMAR
         AGED 55 YEARS
         S/O.KRISHNAN NAIR,T.C.27/1832(3),RISHIMANGALAM,
         THIRUVANANTHAPURAM, PIN - 695035


         BY ADV SRI.S.NIKHIL SANKAR


RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY SECRETARY TO THE GOVERNMENT, AYUSH
         DEPARTMENT ,GOVERNMENT SECRETARIAT, STATUE,
         THIRUVANANTHAPURAM, PIN - 695001

    2    THE DIRECTOR OF AYURVEDA MEDICAL EDUCATION
         SANTHINAGAR,PULIMOODU,THIRUVANANTHAPURAM, KERALA,
         PIN - 696001

    3    THE CHAIRMAN/DISTRICT COLLECTOR
         HOSPITAL DEVELOPMENT COMMITTEE,GOVERNMENT
         AYURVEDA COLLEGE HOSPITAL,THIRUVANANTHAPURAM, PIN
         - 695001

    4    THE SUPERINTENDENT
         GOVERNMENT AYURVEDA COLLEGE HOSPITAL,
         THIRUVANANTHAPURAM, PIN - 695002

    5    THE PRINCIPAL
         GOVERNMENT AYURVEDA COLLEGE HOSPITAL,
         THIRUVANANTHAPURAM, PIN - 695002
                                            2025:KER:39490
WP(C) NOS. 12252 and 12591 OF 2025

                              2

         SRI. BIMAL K. NATH, SR.GP


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 05.06.2025, ALONG WITH WP(C).12591/2025, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                 2025:KER:39490
WP(C) NOS. 12252 and 12591 OF 2025

                                3

         IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

               THE HONOURABLE MR. JUSTICE T.R.RAVI

 THURSDAY, THE 5TH DAY OF JUNE 2025 / 15TH JYAISHTA, 1947

                     WP(C) NO. 12591 OF 2025

PETITIONER:

         SURESH BABU.S
         AGED 55 YEARS
         S/O SUKUMARAN.K THACHANKARI VEEDU, TC 7/761,
         MARUTHUMKUZHY, KANJIRAMPARA, THIRUVANANTHAPURAM-
         WORKING AS ELECTRICIAN, GOVERNMENT AYURVEDA
         COLLEGE, THIRUVANANTHAPURAM, PIN - 695001


         BY ADVS.
         SHRI.G.SIVASANKAR
         SMT.GAYATHRI S.B.




RESPONDENTS:

    1    STATE OF KERALA
         REPRESENTED BY SECRETARY TO GOVERNMENT, AYUSH
         DEPARTMENT, GOVERNMENT SECRETARIAT, STATUE,
         THIRUVANANTHAPURAM, PIN - 695001

    2    THE DIRECTOR OF AYURVEDA MEDICAL EDUCATION
         DIRECTORATE OF AYURVEDA MEDICAL EDUCATION, AROGYA
         BHAVAN, THIRUVANANTHAPURAM, PIN - 695001

    3    THE CHAIRMAN/DISTRICT COLLECTOR
         HOSPITAL DEVELOPMENT COMMITTEE, GOVERNMENT
         AYURVEDA COLLEGE HOSPITAL, THIRUVANANTHAPURAM,
         PIN - 695002
                                             2025:KER:39490
WP(C) NOS. 12252 and 12591 OF 2025

                             4
    4    THE SUPERINTENDENT
         GOVERNMENT AYURVEDA COLLEGE HOSPITAL, AYURVEDA
         COLLEGE HOSPITAL JUNCTION THIRUVANANTHAPURAM, PIN
         - 695002

         SRI. BIMAL K. NATH, SR.GP


     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD
ON 05.06.2025, ALONG WITH WP(C).12252/2025, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                       2025:KER:39490
WP(C) NOS. 12252 and 12591 OF 2025

                                   5

                           T.R. RAVI, J.
           --------------------------------------------
          W.P(C). Nos. 12252 and 12591 of 2025
               --------------------------------------------
           Dated this the 5th day of June, 2025

                          JUDGMENT

The prayer in these writ petitions is for a direction

to the respondents to permit the petitioners to continue in

service till attaining the age of 65 years. A similar issue

was considered by a learned Single Judge of this Court in

WP(C) No.18190/2024. The learned Single Judge held that

the petitioner does not have any indefeasible right under a

contract for appointment or as per the Government Order

dated 02.08.2018 to remain in employment on a contract

basis till he attains the age of 65 years. The Court

considered the wording of the Government Order and held

that it is very much within the discretion of the Hospital

Development Committee/Hospital Development

Society/Hospital Management Committee, etc. to decide

whether a person could be continued on contract basis 2025:KER:39490 WP(C) NOS. 12252 and 12591 OF 2025

under the National Health Mission after he has attained

the age of 56 years and permit him to continue in service

till the age of 65 years. The judgment of the learned Single

Judge was challenged in appeal as W.A.No.991/2025 and it

is submitted that the appeal has also been dismissed. The

counsel for the petitioners hence submits that the

discretion available to the authority may be kept open.

In the above circumstances, these writ petitions

are disposed of holding that the petitioners do not have any

indefeasible right under the contract to remain in

employment on contract basis till they attain the age of 65

years. It is however open to the respondents to consider

whether the petitioners can be continued in service

depending on the availability of the work and their conduct

and performance.

Sd/-

T.R.RAVI JUDGE LEK 2025:KER:39490 WP(C) NOS. 12252 and 12591 OF 2025

APPENDIX OF WP(C) 12591/2025

PETITIONER EXHIBITS

Exhibit P1 THE TRUE COPY OF THE APPOINTMENT ORDER NO.B/1836/12/AVCH DATED 6/6/2012 ISSUED BY THE 4TH RESPONDENT Exhibit P1(a) THE ENGLISH TRANSLATION OF EXHIBIT P1 Exhibit P2 6) THE TRUE COPY OF GO (RT) NO.

2466/2018/H&FWD DATED 02-08-2018 Exhibit P3 THE TRUE COPY OF THE LETTER NO.

B/2040/2021/ACH DATED 03-01-2022 ISSUED BY THE 4TH RESPONDENT TO THE PRINCIPAL OF AYURVEDA COLLEGE THIRUVANANTHAPURAM Exhibit P3(a) THE ENGLISH TRANSLATION OF EXHIBIT P3 2025:KER:39490 WP(C) NOS. 12252 and 12591 OF 2025

APPENDIX OF WP(C) 12252/2025

PETITIONER EXHIBITS

Exhibit P1 TRUE COPY OF THE APPOINTMENT ORDER BEARING NO:3428/18/AVCH DATED 30/10/2018 ISSUED BY THE 5 TH RESPONDENT ALONGWITH ITS ENGLISH TRANSLATION Exhibit P2 TRUE COPY OF G.O(RT)NO:2466/2018/H&FWD DATED 02/08/2018 Exhibit P3 TRUE COPY OF G.O(RT) NO.744/2019 H&FWD DATED 22/03/2019 Exhibit P4 TRUE COPY OF G.O(RT) NO.169/2020 H&FWD DATED 22/01/2020 Exhibit P5 TRUE COPY OF THE LETTER BEARING NO:B/2040/2021/A.C.H DATED 03/01/2022 ISSUED BY THE 4TH RESPONDENT TO THE 5TH RESPONDENT ALONG WITH ITS ENGLISH TRANSLATION Exhibit P6 TRUE COPY OF THE REPRESENTATION PREFERRED BY THE PETITIONER TO THE 1ST RESPONDENT WITH COPY TO THE 3RD AND 4TH RESPONDENT DATED 06/03/2025 Exhibit P7 TRUE COPY OF THE JUDGMENT OF THIS HONOURABLE COURT IN W.P(C) NO.6337/2024 DATED 15/03/2024

 
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