Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Siraju C.M vs Union Of India
2025 Latest Caselaw 6661 Ker

Citation : 2025 Latest Caselaw 6661 Ker
Judgement Date : 13 June, 2025

Kerala High Court

Siraju C.M vs Union Of India on 13 June, 2025

Author: N.Nagaresh
Bench: N.Nagaresh
                                                        2025:KER:42201


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                 THE HONOURABLE MR.JUSTICE N.NAGARESH

        FRIDAY, THE 13TH DAY OF JUNE 2025 / 23RD JYAISHTA, 1947

                       WP(C) NO. 21184 OF 2025

PETITIONER:

            NEERAJ REHMAN
            AGED 35 YEARS
            S/O VPA RAHMAN 10 B,
            SKYLINE HILLS DALE RAJIV NAGAR,
            PUTHIYARA (PO) KOZHIKODE ,
            PIN - 673004


            BY ADVS.
            SRI.SHARAN SHAHIER
            SMT.RHEA SHERRY
            SMT.ANGELINA JOY
            SMT.SHWETHA MARIA SOLOMON


RESPONDENTS:

    1       UNION OF INDIA
            REPERESENTED BY SECRETARYTO GOVERNMENT,
            MINISTRY OF SPORTS ROOM NO 401, C-WING,
            SHASTRI BHAWAN NEW DELHI , PIN - 110001

    2       KERALA STATE SPORTS COUNCIL
            REPRESENTED BY ITS SECRETARY MR. VISHNU RAJ P
            KERALA STATE SPORTS COUNCIL STATUE,
            THIRUVANANTHAPURAM , PIN - 695001

    3       KERALA BADMINTON (SHUTTLE) ASSOCIATION (KBSA)
            REPRESENTED BY ITS SECRETARY,
            MR. R. RAKESH SEKHAR MNRA 96 C,
            MULLOOR LANE ANAYARA (PO),
            TRIVANDRUM, PIN - 695029
                                                2025:KER:42201
W.P.(C) Nos.21184 and 21715 of 2025
                                 :2:



    4      RETURNING OFFICER
           ADV. RUBY RAJ KAMBISSERIL ADVOCATE & NOTARY
           MAVELIKKARA BAR ASSOCIATION MAVELIKKARA,
           ALAPPUZHA DIST., PIN - 690101

    5      V. DIJU
           SREE KALA HOUSE, RAMANATTUKARA,
           CALICUT, PIN - 673633

    6      SANAVE THOMAS
           POLLETHAI POST MARARIKULAM, ARATTUKULAM,
           ALAPPUZHA, PIN - 688549

    7      RUPESH KUMAR K.T
           KALLYAD THAZHATHEVEED HOUSE NO - 18/346 - B
           OORAKKAD ROAD, THAMARACHAL, KIZHAKKAMBHALAM P.O
           ERNAKULAM, PIN - 683562

    8      P. C. THULASI
           VNRA - 73, VIKAS NAGAR, KADAVANTHARA,
           ERNAKULAM, PIN - 682020

    9      MR. MARKOSE BRISTOW
           NERRWA-14, PUTHENPARAMPIL HOUSE,
           NILAVATTATH LANE, NETHAJI ROAD,
           PADIVATTOM KOCHI, PIN - 682024

           BY ADVS.
           SMT. O.M. SHALINA, DSGI
           SHRI.ACHUTH KRISHNAN R., CGC
           SHRI.ZAKEER HUSSAIN
           SHRI.R.HARIKRISHNAN (KAMBISSERIL)
           SMT.R.RANJANIE
           SMT.K.A.SANJEETHA
           SHRI.ABY GEORGE
           SMT.MEERA M.
           SMT.SELVA JYOTHY A.
           SMT. LATHA ANAND


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 13.06.2025, ALONG WITH WP(C).21715/2025, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                               2025:KER:42201
W.P.(C) Nos.21184 and 21715 of 2025
                                 :3:


          IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

            THE HONOURABLE MR.JUSTICE N.NAGARESH

 FRIDAY, THE 13TH DAY OF JUNE 2025 / 23RD JYAISHTA, 1947

                    WP(C) NO. 21715 OF 2025

PETITIONER:

           SIRAJU C.M.
           AGED 52 YEARS
           S/O CHOORI MOIDHEENKUTTY, CM HOUSE,
           CHOORI, RAMDAS NAGAR POST, KASARAGOD ,
           PIN - 671121


           BY ADVS.
           SRI.SHARAN SHAHIER
           SMT.RHEA SHERRY
           SMT.ANGELINA JOY
           SMT.SHWETHA MARIA SOLOMON


RESPONDENTS:

    1      UNION OF INDIA
           REPRESENTED BY SECRETARY TO GOVERNMENT MINISTRY
           OF SPORTS ROOM NO 401, C-WING, SHASTRI BHAWAN,
           NEW DELHI, PIN - 110001

    2      KERALA STATE SPORTS COUNCIL
           REPRESENTED BY ITS SECRETARY, MR. VISHNU RAJ P
           KERALA STATE SPORTS COUNCIL, STATUE,
           THIRUVANANTHAPURAM , PIN - 695001

    3      KERALA BADMINTON (SHUTTLE) ASSOCIATION (KBSA)
           REPRESENTED BY ITS SECRETARY, MR. R. RAKESH
           SEKHAR
           MNRA 96 C, MULLOOR LANE, ANAYARA (PO),
           TRIVANDRUM , PIN - 695029
                                             2025:KER:42201
W.P.(C) Nos.21184 and 21715 of 2025
                                 :4:


    4      RETURNING OFFICER
           ADV. RUBY RAJ KAMBISSERIL ADVOCATE & NOTARY,
           MAVELIKKARA BAR ASSOCIATION, MAVELIKKARA,
           ALAPPUZHA DIST., PIN - 690101

           BY
           SMT. O.M. SHALINA, DSGI
           SMT. LATHA ANAND


     THIS WRIT PETITION (CIVIL) HAVING COME UP FOR
ADMISSION ON 13.06.2025, ALONG WITH WP(C).21184/2025, THE
COURT ON THE SAME DAY DELIVERED THE FOLLOWING:
                                                                 2025:KER:42201
W.P.(C) Nos.21184 and 21715 of 2025
                                 :5:




                            N. NAGARESH, J.

          `````````````````````````````````````````````````````````````
             W.P.(C) Nos.21184 and 21715 of 2025

           `````````````````````````````````````````````````````````````
                 Dated this the 13th day of June, 2025


                             JUDGMENT

~~~~~~~~~

The petitioner in W.P.(C) No.21184/2025 is

a National Badminton Champion practicing as an Advocate.

He is a member of Kerala Badminton (Shuttle) Association

(KBSA) with 8 years of longstanding active involvement in

Badminton administration and governance in the State of

Kerala.

2. The petitioner in W.P.(C) No.21715/2025 is

an accredited BWF Coach (Level 2) and has completed Level

1 and Level 2 of the Badminton Asia Regional Referee

Accreditation and Certificate Course. The petitioner has

served as Technical Officer in several National Level 2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

Tournaments. Both the petitioners are aggrieved by

nomination of five individuals to the General Body by the

Executive Committee of KBSA without any disclosed criteria,

transparency or approval of the General Body. The parties

and exhibits are referred to in this judgment as they are

described/marked in W.P.(C) No.21184/2025.

3. The Executive Committee meeting of the

KBSA held on 12.04.2025 at Thiruvananthapuram

recommended respondents 5 to 9 to be included as Player

Representatives with voting rights for KBSA Annual General

Body meeting. The petitioners state that the Sports Code

mandates that 25% of the Executive Committee should

consist of eminent sports persons of outstanding merit. A

limited number of Player Representatives are to be included

in the electoral college. The National Sports Development

Code of India, 2011 requires that at least 25% of the

Executive Committee must consist of eminent sports person

of outstanding merits and is actively participating and 2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

contributing to the sport.

4. The selection of respondents 5 to 9 was

made without any proper, transparent or disclosed criteria.

The selection of respondents 5 to 9 to the exclusion of other

deserving and active sports persons is arbitrary, unlawful and

violative of the principles of fair governance, contend the

petitioners.

5. The KBSA has now issued Ext.P1

Notification for election of members to the office bearers and

Executive Committee for the year 2025-2029. Nomination

papers are to be submitted to the returning officer on

14.06.2025. The scrutiny of nomination papers will be held

on the same day and the names of the validly nominated

candidates will be published. In the event an election is

required, the poll will be conducted on 15.06.2025. Votes will

be counted and results will be published on the very same

day.

2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

6. The petitioners state that if respondents 5 to

9 are permitted to continue as active members in the voters

list for the KBSA election scheduled to be held on

15.06.2025, it would be a travesty of justice. The petitioners

therefore seek to set aside Ext.P1 election notification and to

direct the 4th respondent-Returning Officer to issue fresh

election notification including sports persons elected after

following due procedure of law.

7. The 3rd respondent-KBSA resisted the writ

petition filing counter affidavit. The 3rd respondent submitted

that as per Clause XVII of the Circular issued by the Kerala

Sports Council, sport persons who have participated in

competitions at the National and International levels shall be

made members with voting rights in Sports Organisations and

their number should not be less than 15% of the total

members of the Organisation and their election shall be in

consultation with the State Sports Council.

2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

8. Respondents 5 to 9 are eminent National

Badminton (Shuttle) players in India. The KBSA selected

respondents 5 to 9 with voting rights in the Annual General

Body meetings. The Kerala Sports Council approved the

selection of respondents 5 to 9 as per Ext.R3(c) letter.

Respondents 5 to 9 were selected in compliance of the

provisions of the Circular of the Kerala Sports Council. There

is no illegality or arbitrariness in the conduct of the KBSA.

The writ petition is therefore liable to be dismissed.

9. Respondents 5 to 9 also resisted the writ

petition filing counter affidavit. Respondents 5 to 9 submitted

that inclusion of respondents 5 to 9 is as per the prescription

of the Kerala Sports Council and the inclusion was approved

by the Sports Council. Respondents 5 to 9 are fully qualified

to be included in the General Body of KBSA with right to vote.

The petitioner in W.P.(C) No.21184/2025 is infuriated by the

fact that he was not included in the General Body. The writ

petition is without any merit and it is only to be dismissed.

2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

10. I have heard the learned counsel for the

petitioners, the learned DSGI and CGC for the Union of

India, the respective learned Standing Counsel representing

the Kerala State Sports Council and KBSA and the learned

Senior Counsel assisted by the counsel appearing for

respondents 5 to 9.

11. The petitioners, who are eminent persons in

the Badminton arena at the national level are aggrieved by

inclusion of respondents 5 to 9 as active members of the

General Body with right to vote. According to the petitioner in

W.P.(C) No.21184/2025, he is a National Badminton

Champion. He was the Champion in the All India Law

Championships held at New Delhi last year in Mixed Doubles

and Doubles. He was also Kerala State Champion several

times. The petitioner in W.P.(C) No.21715/2025 is an

accredited BWF Coach who has served as Technical Official

in several national level tournaments. According to the

petitioners, they are very active in the activities of KBSA 2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

whereas respondents 5 to 9 hardly attend General Body

meetings of KBSA. They have been selected and included in

the General Body of the KBSA with voting rights without

following any criteria. Their selection is highly arbitrary and

unsustainable.

12. Inclusion of outstanding sportsmen in the

General Body of KBSA has been made pursuant to the

guidelines contained in the Sports Code and the provisions

contained in the Kerala Sports Act. Ext.R3(b) Circular dated

29.06.2019 issued by the Kerala Sports Council, in Clause

xvii, requires that sports persons who have participated in

National and International Sports Competitions should be

included in the General Body of the Sports Organisations with

voting rights and the number of such sports persons should

not be less than 15%. Clause xvii further states that election

of such sports persons should be in consultation with State

Sports Council. Apart from the said provision, neither the

Sports Code or the Kerala Sports Act prescribes any 2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

procedure for election of such sports persons into the General

Body of the Sports Organisations.

13. In the case of KBSA, they have elected

respondents 5 to 9 to the General Body. The 5th respondent

is a sports person who has participated in 2010-XIX Common

Wealth Games. The 6th respondent has represented India

and is member of the Indian Badminton Team and had

participated in XIX Common Wealth Games, 2010. The 7th

respondent has also participated in the Common Wealth

Games. The 8th respondent was a member of Badminton

Women's Team in the 17th Asian Games, 2014. The 9th

respondent was conferred with Special Awards by the

Government of India, Ministry of Human Resource

Development, Department of Youth Affairs and Sports.

14. Their names were forwarded by the KBSA to

the Kerala Sports Council. Ext.R3(c) communication of the

Sports Council would indicate that the Sports Council

examined the list forwarded by the KBSA and has thereafter 2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

approved the same. It is evident from the pleadings that

respondents 5 to 9 are eminent badminton (shuttle) players at

the national and international level. No bias or malafide is

alleged in this selection. They have been elected to be

members of the General Body with voting rights, by an

elected Executive Committee of the KBSA.

In the afore circumstances, I find no illegality

or arbitrariness in the election/selection of respondents 5 to 9.

The writ petitions are therefore without any merit and hence

dismissed.

Sd/-

N. NAGARESH, JUDGE aks/13.06.2025 2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

APPENDIX OF WP(C) 21184/2025

PETITIONER'S EXHIBITS

Exhibit P1 A TRUE COPY OF THE ELECTION NOTIFICATION DATED 01.06.2025 ISSUED BY THE 4TH RESPONDENT, ALONG WITH THE FINAL LIST OF ELIGIBLE VOTING MEMBERS Exhibit P2 A TRUE COPY OF THE MINUTES OF THE EXECUTIVE COMMITTEE MEETING HELD ON 12.04.2025 AT THIRUVANANTHAPURAM RECOMMENDING THE MEMBERSHIP OF RESPONDENTS 5 TO 9 Exhibit P3 A TRUE COPY OF THE RELEVANT EXTRACT OF THE SPORTS CODE Exhibit P4 THE TRUE COPY OF THE BYE-LAW OF THE RESPONDENT ASSOCIATION UPDATED AS ON 04.10.2020 (LATEST) RESPONDENT'S EXHIBITS

EXHIBIT R3 (b) A true copy of the Circular No.KSSC/C1/3952/2018 dated 29/06/2019 issued by the Statutory Body Kerala Sports Council EXHIBIT R3 (c) True copy of the letter dated 30/05/2025 issued by the Kerala Sports Council EXHIBIT R3 (d) True copy of the Annual General Body Meeting dated 30/05/2025 with voters list EXHIBIT R3 (a) A true copy of the letter dated 13/04/2025 issued by the 3rd respondent Ext R9 (a) The true copy of the circular dated 29.06.2019 bearing No. KSSC/ C1 / 3952/ 2018 issued by the 2nd respondent Ext R9 (b) The true copy of the request letter dated 13.04.2025, issued by the Secretary of the 3rd respondent to the Secretary of the 2nd respondent, for the approval of the inclusion of the respondent 5 to 9 as General Body 2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

members Ext R9 (c) The true copy of the communication dated 30.05.2025, addressed to the Secretary of the 3rd respondent, by the Secretary of the 2nd respondent Ext R9 (d) The true copy of the certificate issued by Delhi 2010 - XIX Common Wealth games to the 5th respondent Ext R9 (e) The true copy of the certificate issued to 6th respondent by the Secretary of the Badminton Association of India Ext R9 (f) The true copy of the certificate issued by Delhi 2010 - XIX Common Wealth games to the 7th respondent Ext R9 (g) The true copy of the certificate awarded to 8th respondent by 17th Asian Games, Incheon, 2014 Ext R9 (h) The true copy of certificate awarded to 9th respondent by the Ministry of Human Resource Development, Department of Youth Affairs and Sports, Government of India 2025:KER:42201 W.P.(C) Nos.21184 and 21715 of 2025

APPENDIX OF WP(C) 21715/2025

PETITIONER'S EXHIBITS

Exhibit P1 THE TRUE COPIES OF THE LEVEL 1 CERTIFICATE DATED 23.06.2019 Exhibit P1(a) THE TRUE COPY OF THE LEVEL 2 CERTIFICATE DATED 03.12.2024 Exhibit P2 THE TRUE COPY OF THE COMMUNICATION DATED 2/6/2025 Exhibit P3 THE TRUE COPY OF THE FINAL VOTERS' LIST Exhibit P4 THE TRUE COPY OF THE NOTIFICATION FOR ELECTION OF MEMBERS TO THE OFFICE BEARERS AND EXECUTIVE COMMITTEE MEMBERS FOR THE YEAR 2025-2029 DATED 1/6/2025 Exhibit P5 THE TRUE COPY OF THE ANNUAL GENERAL BODY MEETING NOTICE DATED 30/5/2025

 
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