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

The Thrissur Municipal Corporation vs Muhammed Swalih
2025 Latest Caselaw 7373 Ker

Citation : 2025 Latest Caselaw 7373 Ker
Judgement Date : 30 June, 2025

Kerala High Court

The Thrissur Municipal Corporation vs Muhammed Swalih on 30 June, 2025

Author: A.K.Jayasankaran Nambiar
Bench: A.K.Jayasankaran Nambiar
                                                        2025:KER:46544

             IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

        THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                  &

               THE HONOURABLE MR. JUSTICE P.M.MANOJ

        MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                         W A.NO.986 OF 2025
    AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12364 OF 2024
                        OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT 1 AND ADDITIONAL RESPONDENT 3:

    1      THRISSUR CORPORATION,
           REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

    2      ADDL.R3.SECRETARY,
           THRISSUR CORPORATION, THRISSUR,
           PIN - 680001
           [ADDL.R3. IS IMPLEADED AS PER ORDER DATED 04.03.2025
           IN I.A.NO.2/2024 IN W.P(C).NO.12364/2024]

           BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

    1      SANGEETHA HOTELS,
           REPRESENTED BY ITS MANAGING PARTNER, OLLUR, THRISSUR,
           PIN - 680306

    2      STATE OF KERALA,
           REPRESENTED BY SECRETARY TO DEPARTMENT OF LOCAL
           SELF GOVERNMENT, DEPARTMENT OF LOCAL SELF GOVERNMENT,
           SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

           BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
           BY ADV.SRI.A.R.NIMOD
           BY ADV.SRI.M.A.AUGUSTINE


           THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
     25.06.2025 ALONG WITH W.A.NO.987/2025 AND CONNECTED
     CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 2 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                  W.A.NO.987 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2711 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         DASS CONTINENTAL,
                     AGED 61 YEARS
                     SAKTHAN NAGAR, THRISSUR REPRESENTED BY ITS
                     MANAGING PARTNER K.B.PADMADAS, AGED 61 YEARS,
                     S/O.BALAKRISHNAN, PIN - 680001

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.B.KRISHNAN (SR.)
                     BY ADV.SRI.P.B.SUBRAMANYAN

                  THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
            25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
            CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 3 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                  W.A.NO.988 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.5106 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/2ND RESPONDENT:

                     THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/RESPONDENTS:

           1         SHANMUGHAN,
                     AGED 80 YEARS
                     S/O.RAMAN, LAKSHMI RAM ARCADE,
                     VIYYUR PALAM JUNCTION, SHORNNUR ROAD, PIN - 680010

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN

                  THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
            25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
            CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 4 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                  W.A.NO.989 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2822 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         K.B. MOHANDAS,
                     AGED 68 YEARS
                     S/O. BALAKRISHNAN, TC-37/1432, CIVIL LINE ROAD,
                     POOTHOLE P.O.,THRISSUR, PIN - 680004

           2         LOLA MOHANDAS,
                     AGED 63 YEARS
                     W/O. K.B. MOHANDAS, TC-37/1432, CIVIL LINE ROAD,
                     POOTHOLE P.O., THRISSUR, PIN - 680004

           3         ASHI MOHAN,
                     AGED 41 YEARS
                     D/O. K.B. MOHANDAS, TC-37/1432, CIVIL LINE ROAD,
                     POOTHOLE P.O., THRISSUR, REPRESENTED BY HER
                     POWER OF ATTORNEY HOLDER LOLA MOHANDAS,
                     PETITIONER NO.2., PIN - 680004

           4         DR. POURNAMI MOHAN,
                     AGED 39 YEARS
                     D/O. K.B. MOHANDAS, TC-37/1432, CIVIL LINE ROAD,
 W.A.No.986 of 2025
& con. Cases                            :: 5 ::




                                                                2025:KER:46544

                     POOTHOLE P.O., THRISSUR, PIN - 680004

           5         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.B.KRISHNAN (SR.)
                     BY ADV.SRI.P.B.SUBRAMANYAN
                     BY ADV.SRI.SABU GEORGE
                     BY ADV.SRI.MANU VYASAN PETER

               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
         CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 6 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                  W.A.NO.990 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.9424 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         JMA TRADE CENTRE LIMITED,
                     OPPOSITE THRISSUR RAILWAY STATION, WEST GATE,
                     POOTHOLE P.O., THRISSUR REPRESENTED BY ITS
                     MANAGING PARTNER, PIN - 680004

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.B.KRISHNAN (SR.)
                     BY ADV.SRI.P.B.SUBRAMANYAN
                     BY ADV.SRI.SABU GEORGE

               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
         CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 7 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                  W.A.NO.992 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.11272 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:



           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR-680001,
                     REPRESENTED BY ITS SECRETARY

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR, PIN - 680001

           3         COUNCIL-THRISSUR MUNICIPAL CORPORATION,
                     M.O. ROAD, THRISSUR DISTRICT, REPRESENTED BY MAYOR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER AND 1ST RESPONDENTS:



           1         NOUSHAD PUTHIYAVEETIL ABDULRAHMAN,
                     AGED 57 YEARS
                     S/O.ABDULRAHIMAN, PUTHIYAVEETTIL HOUSE,
                     AVENUE ROAD, THRISSUR DISTRICT-680005
                     REPRESENTED BY POWER OF ATTORNEY HOLDER
                     JYOTHIRAJ BHASKARAN, THRISSUR DISTRICT,
                     PIN - 680567

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 8 ::




                                                             2025:KER:46544


                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN

                THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
          25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
          CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 9 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1001 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.44208 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REP. BY ITS SECRETARY,
                     THRISSUR DT, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O ROAD, THRISSUR DT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         N.P ABOOBACKER,
                     AGED 60 YEARS
                     S/O.KARIPOTTU MUHAMMEDUNNI, RAYANMARAKKAR HOUSE,
                     AVIYUR, EDAKKAZHIYUR, CHAVAKKAD, THRISSUR DT.,
                     PIN - 680515

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN
                     BY ADV.SRI.M.MUHAMMAD SHAFI

                THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
          25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
          CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 10 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1002 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.44176 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 ADN 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REP. BY ITS SECRETARY,
                     THRISSUR DT., PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O ROAD, THRISSUR DT., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         N.P ABOOBACKER,
                     AGED 60 YEARS
                     S/O.KARIPOTTU MUHAMMEDUNNI, RAYANMARAKKAR HOUSE,
                     AVIYUR, EDAKKAZHIYUR, CHAVAKKAD, THRISSUR DT,
                     PIN - 680515

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY,SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.MUHAMMAD SHAFI
                     BY ADV.SMT.ADHEELA NOWRIN
                     BY ADV.SMT.R.RASINI

                THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
          25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
          CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 11 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1003 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.44242 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REPRESENTED BY ITS
                     SECRETARY, THISSUR DT., PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O ROAD, THRISSUR DT, PIN - 680001


                     BY SRI.SANTHOSH P. PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         N.P ABOOBACKER,
                     AGED 60 YEARS
                     S/O.KARIPOTTU MUHAMMEDUNNI, RAYANMARAKKAR HOUSE,
                     AVIYUR, EDAKKAZHIYUR, CHAVAKKAD, THRISSUR DT,
                     PIN - 680515

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY,SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.MUHAMMAD SHAFI
                     BY ADV.SMT.ADHEELA NOWRIN
                     BY ADV.SMT.R.RASINI

                THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
          25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
          CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 12 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1004 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.43261 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REP BY ITS SECRETARY,
                     THRISSUR DT, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O ROAD, THRISSUR DT, PIN - 680001

                     BY SRI.SANTHOSH P. PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         N.P ABOOBACKER,
                     AGED 60 YEARS
                     S/O.KARIPOTTU MUHAMMEDUNNI, RAYANMARAKKAR HOUSE,
                     AVIYUR, EDAKKAZHIYUR, CHAVAKKAD, THRISSUR DT,
                     PIN - 680515

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.MUHAMMAD SHAFI

                THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
          25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
          CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 13 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1005 OF 2025
          AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.861 OF 2024
                              OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REP. BY ITS SECRETARY,
                     THRISSUR DT., PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR DT., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENTS:

           1         N.P. ABOOBACKER,
                     AGED 60 YEARS
                     S/O. KARIPOTTU MUHAMMEDUNNI, RAYANMARAKKAR HOUSE,
                     AVIYUR, EDAKKAZHIYUR, CHAVAKKAD, THRISSUR DT.,
                     PIN - 680515

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY,LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.MUHAMMAD SHAFI
                     BY ADV.SMT.ADHEELA NOWRIN
                     BY ADV.SMT.R.RASINI

                THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
          25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
          CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 14 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1006 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.1831 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT 2 ADN 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REP BY ITS SECRETARY,
                     THRISSUR DT., PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION,CORPORATION OFFICE,
                     M.O ROAD,THRISSUR DT., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         N.P. ABOOBACKER,
                     AGED 60 YEARS
                     S/O.KARIPOTTU MUHAMMEDUNNI, RAYANMARAKKAR HOUSE,
                     AVIYUR, EDAKKAZHIYUR, CHAVAKKAD, THRISSUR DT.,
                     PIN - 680515

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.MUHAMMAD SHAFI

                THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
          25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
          CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 15 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1007 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2016 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT 2 ADN 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REP BY ITS SECRETARY,
                     THRISSUR DT., PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O ROAD, THRISSUR DT., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND RESPONDENTS 3 AND 4:

           1         N.P. ABOOBACKER,
                     AGED 60 YEARS
                     S/O. KARIPOTTU MUHAMMEDUNNI, RAYANMARAKKAR HOUSE,
                     AVIYUR, EDAKKAZHIYUR, CHAVAKKAD, THRISSUR DT.,
                     PIN - 680515

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.MUHAMMAD SHAFI

                THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
          25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
          CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 16 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1008 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2817 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 ADN 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REP BY ITS SECRETARY,
                     THRISSUR DISTRICT, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR DTISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         V. ANVER,
                     AGED 57 YEARS
                     S/O. N.V. KHADER, VALIYAKATH HOUSE, M C AVENUE,
                     KUNNAMKULAM P.O., THRISSUR DT., PIN - 680503

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY,LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT,THIRUVANANTHAPURAM, PIN -
                     695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.MUHAMMAD SHAFI
                     BY ADV.SMT.ADHEELA NOWRIN
                     BY ADV.SMT.R.RASINI

           THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
     25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
     THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 17 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1009 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.6241 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 3:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION, THRISSUR PIN - 680001
                     *ADDL.R3 IS IMPLEADED AS PER ORDER DATED 04.03.2025
                     IN I.A.NO.1/2024 IN W.P(C).NO.6241/2024.

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         E.P. VARGHESE,
                     AGED 58 YEARS
                     S/O. PAUL, ERINJERI HOUSE, EAST FORT, THRISSUR
                     DISTRICT, PIN - 680005

           2         STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT,THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE


           THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
     25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
     THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 18 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1011 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.20247 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 3:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         *ADDL R3: SECRETARY, THRISSUR CORPORATION,
                     THRISSUR - 680001
                     *ADDL.R3 IS IMPLEADED AS PER ORDER DATED 04.03.2025 IN
                     I.A.NO.02/2024.

                     BY.SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         JACK CHANDY FRANCIS,
                     AGED 38 YEARS
                     S/O.C.J.FRANCIS, ZENANA MISSION ROAD, CHEMBUKKAVU,
                     THRISSUR DISTRICT, PIN - 680020

           2         STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO DEPARTMENT OF LOCAL SELF
                     GOVERNMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE


           THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
     25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
     THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 19 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1012 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.22636 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND/S:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         ADDL.R3 : SECRETARY,
                     THRISSUR CORPORATION, THRISSUR * ADDL.R3 IS
                     IMPLEADED AS PER ORDER DATED 04.03.2025 IN
                     I.A.2/2024., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         PRAVEEN JACOB,
                     AGED 34 YEARS
                     S/O. JACOB P.J., PANAKKAL HOUSE, WOMENS CLUB ROAD,
                     CHEMBUKKAVU, THRISSUR DISTRICT, PIN - 680020

           2         STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO DEPARTMENT OF LOCAL
                     SELF GOVERNMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE


           THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
     25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
     THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 20 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1013 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.7731 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR-680001,
                     REPRESENTED BY ITS SECRETARY

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR-680001

           3         COUNCIL,
                     THRISSUR MUNICIPAL CORPORATION, M.O. ROAD,
                     THRISSUR DISTRIC-680001, REPRESENTED BY MAYOR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         RENJITH,
                     AGED 49 YEARS
                     S/O. K.P. VISWANATHAN, KALLAYIL HOUSE,
                     VASANANTH NAGAR, PATTURAIKKAL, THRISSUR DISTRICT,
                     PIN - 680001

           2         SANJITH,
                     AGED 47 YEARS
                     S/O. K.P. VISWANATHAN, KALLAYIL HOUSE,
                     VASANANTH NAGAR, PATTURAIKKAL,
                     THRISSUR DISTRICT-680001

           3         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY,
 W.A.No.986 of 2025
& con. Cases                            :: 21 ::




                                                             2025:KER:46544

                     LOCAL SELF GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R. ARUN KRISHNAN


            THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
      25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
      THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 22 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1014 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2625 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REP. BY ITS SECRETARY,
                     THRISSUR DT., PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR DT., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         N.P. ABOOBACKER,
                     AGED 60 YEARS
                     S/O.KARIPOTTU MUHAMMEDUNNI, RAYANMARAKKAR HOUSE,
                     AVIYUR, EDAKKAZHIYUR, CHAVAKKAD, THRISSUR DT.,
                     PIN - 680515

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY,LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.MUHAMMED SHAFI

            THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
      25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
      THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 23 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1015 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.1436 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT 2 ADN 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O ROAD, REP BY ITS SECRETARY,
                     THRISSUR DT., PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O ROAD, THRISSUR DT., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         N.P. ABOOBACKER,
                     AGED 60 YEARS
                     S/O.KARIPOTTU MUHAMMEDUNNI, RAYANMARAKKAR HOUSE,
                     AVIYUR, EDAKKAZHIYUR, CHAVAKKAD, THRISSUR DT.,
                     PIN - 680515

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.MUHAMMED SHAFI

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 24 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1016 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.24030 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         HARIDAS K.B,
                     AGED 74 YEARS
                     S/O BALAKRISHNAN, KUNJANIKKAPARAMBIL HOUSE, POLUKKARA,
                     ERAVIMANGALAM P.O, THRISSUR DISTRICT, PIN - 680751

           2         STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO DEPARTMENT OF LOCAL SELF
                     GOVERNMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
                     695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE


             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 25 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1018 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.38322 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)RESPONDENTS 1 AND 2:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, MUNCIPAL BUS STAND,
                     THRISSUR, PIN - 680001

           2         SECRETARY, THRISSUR CORPORATION,
                     MUNICIPAL BUS STAND, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         P.N. KRISHNADAS,S/O P.K. NARAYANAN,
                     AGED 52 YEARS
                     POLAKULATH HOUSE, AUTOMOBILE ROAD, EDAPPALLY SOUTH,
                     PALARIVATTOM, ERNAKULAM, PIN - 682025

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
                     695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 26 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1022 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30780 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     SADASIVAN SAIT,
                     AGED 78 YEARS
                     S/O.SIDHU PAWAR, PAWAR HOUSE, UNITY ROAD,
                     CHELAKOTTUKARA, EAST FORT P.O, THRISSUR DISTRICT,
                     KERALA, PIN - 680005

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 27 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1024 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.25571 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     LEO LOUIS,
                     AGED 52 YEARS
                     S/O.(LATE) E.O. LOUIS, ELUVATHINGAL HOUSE,
                     KIZHAKKUMPATTUKARA, EAST FORT P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680005

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                              :: 28 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                          PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                               &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1025 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.23600 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 ADN 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:

           1         T.M SAIDALAVI,
                     AGED 58 YEARS
                     S/O MOHAMMED, THALATHIL HOUSE, KADANGODE P.O,
                     ERUMAPETTY VIA, THRISSUR DISTRICT, PIN - 680584

           2         K.M RAHEENA,
                     AGED 43 YEARS
                     W/O T.M SAIDALAVI, THALATHIL HOUSE, KADANGODE P.O,
                     ERUMAPETTY VIA, THRISSUR DISTRICT, PIN - 680584

           3         T.S SALMAN FARISH,
                     AGED 22 YEARS
                     S/O T.M SAIDALAVI THALATHIL HOUSE, KADANGODE P.O,
                     ERUMAPETTY VIA, THRISSUR DISTRICT, REPRESENTED BY HIS
                     POWER OF ATTORNEY, T.M SAIDALAVI, AGED 58 YEARS, S/O
                     MOHAMMED, THALATHIL HOUSE, KADANGODE P.O, ERUMAPETTY
                     VIA, THRISSUR DISTRICT, PIN - 680584

           4         T.S MOHAMMED SAIF,
 W.A.No.986 of 2025
& con. Cases                            :: 29 ::




                                                             2025:KER:46544

                     AGED 20 YEARS
                     S/O T.M SAIDALAVI, THALATHIL HOUSE, KADANGODE P.O,
                     ERUMAPETTY VIA, THRISSUR DISTRICT, PIN - 680584

           5         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
                     695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JOSEPH SEBASTIAN PURAYIDAM

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 30 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1026 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.20389 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION ,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         TRICHUR TRADE CENTER,
                     KURUPPAM ROAD, THRISSUR, A REGISTERED PARTNERSHIP
                     FIRM HAVING REGISTRATION NO.2687/09, REPRESENTED BY
                     ITS MANAGING PARTNER, KUNHU MUHAMMED K.P, PIN - 680001

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
                     695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JOSEPH SEBASTIAN PURAYIDAM

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 31 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1027 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12490 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/1ST RESPONDENT:

                     THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

                     BY SRI. SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         SANGEETHA HOTELS,
                     REPRESENTED BY ITS MANAGING PARTNER, OLLUR, THRISSUR,
                     PIN - 680306

           2         STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO DEPARTMENT OF LOCAL SELF
                     GOVERNMENT, DEPARTMENT OF LOCAL SELF GOVERNMENT,
                     SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE


             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 32 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1029 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12688 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/1ST RESPONDENT:

                     THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

                     BY SRI. SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         KALLADA HOTELS AND RESORTS,
                     REPRESENTED BY ITS MANAGING PARTNER, VI/488/2,
                     MANNUTHY, THRISSUR, PIN - 680651

           2         STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO DEPARTMENT OF LOCAL SELF
                     GOVERNMENT, DEPARTMENT OF LOCAL SELF GOVERNMENT,
                     SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 33 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1031 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.14532 OF 2023
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THRISSUR MUNICIPAL CORPORATION,
                     G6C7+9W6, MUNICIPAL OFFICE RD., KURUPPAM, THEKKINKADU
                     MAIDAN, THRISSUR, KERALA, PIN - 680001

           2         THE REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, G6C7+9W6, MUNICIPAL
                     OFFICE RD, KURUPPAM, THEKKINKADU MAIDAN, THRISSUR,
                     KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         T.S. PATTABHIRAMAN,
                     AGED 71 YEARS
                     CHAIRMAN, KALYAN SILKS, AGED 71 YEARS, S/O.(LATE)
                     SEETHARAMA IYER, RESIDING AT THRIKKUR MADOM, SREE
                     RAMA PURI, PUSHPAGIRI AGRAHARAM ROAD, PUNKUNNAM,
                     THRISSUR, PIN - 680002

           2         DEPARTMENT OF LOCAL SELF GOVERNMENT,
                     REPRESENTED BY ITS SECRETARY, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001


                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.ASWIN GOPAKUMAR
                     BY ADV.SRI.GAUTHAM KRISHNA E.J.
                     BY ADV.SRI.ADITYA VENUGOPALAN
                     BY ADV.SRI.AVINASH KURUNGOT
 W.A.No.986 of 2025
& con. Cases                            :: 34 ::




                                                        2025:KER:46544

                     BY ADV.SRI.MAHESH CHANDRAN
                     BY ADV.SMT.NIKITHA SUSAN PAULSON
                     BY ADV.SMT.SHALLET K. SAM


             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 35 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1032 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.22141 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR- 680 001
                     REPRESENTED BY ITS SECRETARY

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           3         COUNCIL-THRISSUR MUNICIPAL CORPORATION,
                     M.O.ROAD, THRISSUR DISTRICT- 68000. REPRESENTED BY
                     MAYOR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         GEETHADEVI,
                     AGED 56 YEARS
                     W/O.NANDYALATH ANANDAN, RESIDING AT NANDYALATH HOUSE,
                     MANA VAZHI, VIYOOR, THRISSUR, PIN - 680010

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUNKRISHNAN
 W.A.No.986 of 2025
& con. Cases                     :: 36 ::




                                                      2025:KER:46544


             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 37 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1033 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.24818 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 ADN 2:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         SECRETARY, THRISSUR CORPORATION,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         YMCA, THRISSUR,
                     REPRESENTED BY ITS VICE PRESIDENT, PALACE ROAD,
                     THRISSUR, PIN - 680020

           2         STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO DEPARTMENT OF LOCAL
                     SELF GOVERNMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 690001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 38 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1034 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.31411 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS:

           1         RAJESH GOPALAKRISHNAN,
                     AGED 59 YEARS
                     S/O.V.G.PODUVAL, CHANDRA VILLA, EAST FORT P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680005

           2         GITANJALI RAJESH,
                     AGED 54 YEARS
                     W/O.RAJESH GOPALAKRISHNAN, CHANDRA VILLA, EAST FORT
                     P.O., THRISSUR DISTRICT, KERALA, PIN - 680005

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 39 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1035 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.31197 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS:

           1         V. PARAMESWARAN,
                     AGED 76 YEARS
                     S/O.R.VASU AIYYAR, SHIVASHAKTHI HOUSE, POONKUNNAM
                     P.O., THRISSUR DISTRICT, KERALA, PIN - 680002

           2         K. YETHINDRAN,
                     AGED 61 YEARS
                     S/O.BALAN NAIR, PALLIPURATHU HOUSE, THIRUVAMBADI P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680022

           3         T. B. DILEEPKUMAR,
                     AGED 58 YEARS
                     S/O.BALAKRISHNAN, THAIKKATTIL HOUSE, AYYATHOLE P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680003

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
 W.A.No.986 of 2025
& con. Cases                      :: 40 ::




                                                        2025:KER:46544


               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
         THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 41 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1036 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.17700 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:
     1     THRISSUR MUNICIPAL CORPORATION,
           REPRESENTED BY ITS SECRETARY, P.O. THRISSUR,
           THRISSUR DISTRICT, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, P.O. THRISSUR,
                     THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND RESPONDENTS 3:

           1         RAMAN M.V.,
                     AGED 80 YEARS
                     S/O.VIJAYARAGHAVAN, 134, WEST HILL, MAHESHWARI,
                     P.O. KURIACHIRA, ANCHERI, THRISSUR DISTRICT,
                     PIN - 680006

           2         JAIRAJ M.V.,
                     AGED 70 YEARS
                     S/O.VIJAYARAGHAVAN, MOOTHEDATH HOUSE, SAW MILL ROAD,
                     P.O. KOORKANCHERI, THRISSUR DISTRICT, PIN - 680007

           3         VIJAIRAJ,
                     AGED 37 YEARS
                     S/O.JAIRAJ, MOOTHEDATH HOUSE, SAW MILL ROAD,
                     P.O. KOORKANCHERI, THRISSUR DISTRICT, PIN - 680007

           4         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL
                     SELF GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 42 ::




                                                             2025:KER:46544



                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.JAYARAM

               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
         THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 43 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1037 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.26846 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY THRISSUR MUNICIPAL
                     CORPORATION CORPORATION OFFICE, M.O.ROAD, THRISSUR,
                     PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           3         COUNCIL-THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY MAYOR M.O.ROAD, THRISSUR DISTRICT,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND RESPONDENT NO.1:

           1         KRISHNA KISHAN N.N,
                     AGED 48 YEARS
                     S/O.LATE N G NARAYANAN, VADAKKEVALAPPIL HOUSE,
                     VIYYUR PO, THRISSUR DISTRICT, PIN - 680010

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL
                     SELF GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JITHIN BABU A.
 W.A.No.986 of 2025
& con. Cases                      :: 44 ::




                                                        2025:KER:46544


               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
         THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 45 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                  W.ANO.1038 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.28386 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA., PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     INIS V. MALIAKKAL,
                     AGED 58 YEARS
                     S/O. VARGHESE, MALIAKKAL HOUSE, MISSION QUARTERS,
                     THRISSUR P.O.,THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P.


               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
         THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 46 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1039 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.44132 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE SECRETARY, THRISSUR CORPORATION,
                     MUNICIPAL OFFICE ROAD, THRISSUR, PIN - 680001

           2         THRISSUR CORPORATION,
                     MUNICIPAL ROAD, THRISSUR,REP. BY ITS SECRETARY,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     SHANTH SASI,
                     AGED 29 YEARS
                     HOUSE NO.8/262, KUNNAMKULAM MUNICIPALITY, SREE BHAVAN,
                     KAKKAD DESOM, KUNAMMKULAM VILLAGE AND TALUK, THRISSUR
                     DISTRICT, PIN - 680503

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.RAKESH P.
                     BY ADV.SMT.MAMATHA S.

               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
         THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 47 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                        PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1041 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.37132 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 ADN 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:

           1         V.K HAMZA,
                     AGED 68 YEARS
                     S/O.VALIYAPARAMBIL KUNJUMON, RESIDING AT
                     ANJUR,VYLATHUR,THOZHIYUR P.O, CHAVAKKAD, TALUK,
                     THRISSUR DISTRICTREPRESENTED BY HIS POWER OF ATTORNEY
                     -MOHAMMED MUSTHAFA, AGED 59 YEARS,S/O RAYAMARAKKAR
                     VEETTIL ABDULKHADER, RESIDING AT 15- 363, VETTUKAD,
                     KOONAMMOOCHI P.O, CHUNDAL VILLAGE, THALAPPILLY TALUK,
                     THRISSUR DISTRICT, PIN 680504, PIN - 680520

           2         V.H SHAHEER,
                     AGED 35 YEARS, S/O V.K HAMZA, RESIDING AT, ANJUR,
                     VYLATHUR, THOZHIYUR P.O, CHAVAKKAD TALUK, THRISSUR
                     DISTRICT REPRESENTED BY HIS POWER OF ATTORNEY -
                     MOHAMMED MUSTHAFA, AGED 59 YEARS S/ORAYAMARAKKAR
                     VEETTIL ABDULKHADER, RESIDING AT 15-363, VETTUKAD,
                     KOONAMMOOCHI P.O, CHUNDAL VILLAGE, THALAPPILLY TALUK,
                     THRISSUR DISTRICT, PIN680504, PIN - 680520

           3         STATE OF KERALA,
 W.A.No.986 of 2025
& con. Cases                            :: 48 ::




                                                                2025:KER:46544

                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JOSEPH SEBASTIAN PURAYIDAM


               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
         THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 49 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1044 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.38436 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY,THRISSUR, PIN - 680001

           2         SECRETARY, THRISSUR CORPORATION,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         E.P VARGHESE,
                     AGED 58 YEARS
                     S/O.PAUL, ERINJERI HOUSE, EAST FORT, THRISSUR
                     DISTRICT, PIN - 680005

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
        CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 50 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1045 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.5591 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION,CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         MOHAMMEDALI O.A,
                     AGED 71 YEARS
                     S/O.AMMU, ONNARAKATTAYIL HOUSE, M G ROAD,
                     MARANCHERI, MALAPPURAM DISTRICT, PIN - 679581

           2         ZEENATH MOHAMMEDALI,
                     AGED 61 YEARS
                     W/O.MOHEMMEDALI, ONNARAKATTAYIL HOUSE,
                     M G ROAD, MARANCHERI, MALAPPURAM DISTRICT,
                     PIN - 679581

           3         ABDU RAHIMAN,
                     AGED 73 YEARS
                     S/O POKKAR, PULLOONIYIL HOUSE,
                     CHERUVALLUR P.O, NANNAMUKKU, MALAPPURAM DISTRICT,
                     PIN - 679575

           4         THAHIRA ABDU RAHIMAN,
                     AGED 61 YEARS
 W.A.No.986 of 2025
& con. Cases                            :: 51 ::




                                                                2025:KER:46544

                     W/O ABDU RAHIMAN, PULLOONIYIL HOUSE,
                     CHERUVALLUR P.O, NANNAMUKKU, MALAPPURAM DISTRICT,
                     PIN - 679575

           5         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JOSEPH SEBASTIAN PURAYIDAM



             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 52 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1046 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12781 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 3:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         ADDL.R3. SECRETARY,
                     THRISSUR CORPORATION, THRISSUR 680 001 [IS IMPLEADED
                     AS PER ORDER DATED 04.03.2025 IN I.A.NO.2/2024 IN
                     W.P(C)12781/2024].

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         E.P VARGHESE,
                     AGED 58 YEARS
                     S/O.PAUL,ERINJERI HOUSE, EAST FORT, THRISSUR DISTRICT,
                     PIN - 680005

           2         STATE OF KERALA
                     REPRESENTED BY SECRETARY TO DEPARTMENT OF LOCAL
                     SELF GOVERNMENT DEPARTMENT OF LOCAL SELF GOVERNMENT,
                     SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE


             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 53 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1047 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.35919 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:

           1         T.M. ABDUL RAZAK,
                     AGED 73 YEARS
                     S/O. MUHAMMED,THEKANTHIRUTHIMMEL, KOCHANNUR P.O.,
                     CHAVAKKAD TALUK, THRISSUR DISTRICT, PIN - 679562

           2         UMMER A.M,
                     AGED 78 YEARS
                     ANJATHAYIL MOHAMMEDUNNY,ANJATHAYIL KALLUR,
                     VADAKKEKAD, KALLUR-VADAKKEKKAD,KOCHANNUR P.O.,
                     THRISSUR DISTRICT, PIN - 679562

           3         SUHARA MOIDU PATTATHVALAPPIL,
                     AGED 63 YEARS
                     W/O.MOIDU, ANJILAKKADAVATH HOUSE, THOZHIYOOR,
                     KOCHANNUR P.O, POOKODE, CHAVAKKAD TALUK,
                     THRISSUR DISTRICT,REPRESENTED BY HER POWER OF
                     ATTORNEY-T.M. ABDUL RAZAK,AGED 73 YEARS,
                     S/O.MUHAMMED THEKANTHIRUTHIMMEL,KOCHANNUR P.O.,
                     CHAVAKKAD TALUK, THRISSUR DISTRICT,
                     PIN - 679562
 W.A.No.986 of 2025
& con. Cases                            :: 54 ::




                                                                2025:KER:46544



           4         MOIDU,
                     AGED 74 YEARS
                     S/O.MOHAMMED, ANJILAKKADAVATH HOUSE, THOZHIYOOR,
                     KOCHANNUR P.O.,POOKODE, REPRESENTED BY HIS POWER
                     OF ATTORNEY-T.M.,ABDUL RAZAK, AGED 73 YEARS,
                     S/O. MUHAMMED,THEKANTHIRUTHIMMEL, KOCHANNUR P.O.,
                     CHAVAKKAD TALUK, THRISSUR DISTRICT, PIN - 679562

           5         KHADIJAKUTTY PONNAMBATHAYIL,
                     AGED 71 YEARS
                     D/O.NEDIYANTHARAYIL KUNHUSSA, PONNAMBATHAYIL
                     HOUSE,VADAKKEKAD, KOCHANNUR P.O., CHAVAKAD TALUK,
                     THRISSUR DISTRICT, REPRESENTED BY HER POWER OF
                     ATTORNEY-T.M. ABDUL RAZAK, AGED 73 YEARS,
                     S/O. MUHAMMED THEKANTHIRUTHIMMEL, KOCHANNUR P.O.,
                     CHAVAKKAD TALUK, THRISSUR DISTRICT, PIN - 679562

           6         SEBINA,
                     AGED 45 YEARS
                     W/O. DR. SHAJI, RESIDING AT PONNAMBATHAYIL HOUSE,
                     VADAKKEKAD, KOCHANNUR P.O., CHAVAKKAD TALUK, THRISSUR
                     DISTRICT ,REPRESENTED BY HER POWER OF ATTORNEY-T.M.
                     ABDUL RAZAK,AGED 73 YEARS, S/O. MUHAMMED
                     THEKANTHIRUTHIMMEL,KOCHANNUR P.O., CHAVAKKAD TALUK,
                     THRISSUR DISTRICT, PIN - 679562

           7         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JOSEPH SEBASTIAN PURAYIDAM


             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 55 ::




                                                                2025:KER:46544




                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1048 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2384 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENT 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND RESPONDENTS 3:

           1         K.M. HUSSAIN,
                     AGED 75 YEARS
                     S/O.MOIDEEN, KULANGARAKATH HOUSE, VENKITANGU P.O.,
                     THRISSUR DISTRICT, PIN - 680510

           2         RASHEED P.K.,
                     AGED 67 YEARS
                     S/O.MOHAMMU, PARATTUVEETTIL HOUSE, ELAVALLY P.O,
                     THRISSUR DISTRICT, PIN - 680511

           3         STATE OF KERALA
                     REPRESENTED BY SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
 W.A.No.986 of 2025
& con. Cases                            :: 56 ::




                                                             2025:KER:46544

                     BY ADV.SRI.JOSEPH SEBASTIAN PURAYIDAM

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 57 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1049 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2380 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY, THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, THRISSUR, THRISSUR DISTRICT,
                     KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND RESPONDENTS 3:

           1         P.C. SIDHAN,
                     AGED 71 YEARS
                     S/O.CHANDRABHANU, PALLATH HOUSE, POOTHOLE P.O.
                     THRISSUR DISTRICT, PIN - 680510

           2         STATE OF KERALA
                     REPRESENTED BY SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JOSEPH SEBASTIAN PURAYIDAM

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 58 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1054 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.33347 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         ABDUL RAZAK,
                     AGED 56 YEARS
                     S/O. KUNJI MOHAMMED, SOOTHANATH HOUSE, PAVARATTY P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680507

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT INSTITUTIONS, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 59 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1055 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.33264 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         A.K. ABDUL AZEEZ,
                     AGED 56 YEARS
                     S/O.KUNHIMUHAMMAD, SUDANATH HOUSE, PUTHUMANASSERY
                     ROAD, PAVARATTY P.O., THRISSUR DISTRICT, KERALA,
                     PIN - 680507

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT INSTITUTIONS, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 60 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1056 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.33158 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         N. FAIZAL,
                     AGED 50 YEARS
                     S/O.P.A. ASSOO, NALAKATH HOUSE, THEKKEMADOM ROAD,
                     THRISSUR P.O., THRISSUR DISTRICT, KERALA, PIN - 680001

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT INSTITUTIONS, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 61 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1057 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.33148 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA., PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         VALIYAKATH SIDDIQUE,
                     AGED 68 YEARS
                     S/O.ABDULLA HAJI, NALAKATH VEEDU, EDAKKAZHIYUR P.O,
                     THRISSUR DISTRICT, KERALA., PIN - 680515

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     INSTITUTIONS, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 62 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1058 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.33124 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         SITARAM AYURVEDA (P) LIMITED,
                     AGED 73 YEARS
                     REPRESENTED BY ITS MANAGING DIRECTOR, DR.D.
                     RAMANATHAN, AGED 73 YEARS, S/O.PARAMESWARA, IYER
                     DEVARAJA IYER, 24/550/1, JANANI NIVAS, CHELAT LANE,
                     SHANKARAYYAR ROAD, POOTHOLE P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680004

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

             THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
       25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
       THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 63 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1059 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.32271 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA., PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:

           1         ABDUL RAZAK,
                     AGED 56 YEARS
                     S/O. KUNJI MOHAMMED, SOOTHANATH HOUSE, PAVARATTY P.O.,
                     THRISSUR DISTRICT, KERALA., PIN - 680507

           2         BUSHARA ABDUL RAZAK,
                     AGED 44 YEARS
                     W/O.ABDUL RAZAK, SOOTHANATH HOUSE, PAVARATTY P.O.,
                     THRISSUR DISTRICT, KERALA., PIN - 680507

           3         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     INSTITUTIONS, SECRETARIAT, THIRUVANANTHAPURAM,
                     KERALA, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
 W.A.No.986 of 2025
& con. Cases                     :: 64 ::




                                                      2025:KER:46544


               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
         CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 65 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1064 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.32790 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         NOUSHAD P.A.,
                     AGED 56 YEARS
                     S/O. ABDUL RAHIMAN, PUTHIYAVEETIL HOUSE,
                     AVENUE ROAD, THRISSUR P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680005

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 66 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1065 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.32773 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         NOUSHAD P.A.,
                     AGED 56 YEARS
                     S/O.ABDUL RAHIMAN, PUTHIYAVEETIL HOUSE, AVENUE ROAD,
                     THRISSUR P.O., THRISSUR DISTRICT, KERALA, PIN - 680005

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 67 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1066 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.32764 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MINICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         NOUSHAD P.A.,
                     AGED 56 YEARS
                     S/O. ABDUL RAHIMAN, PUTHIYAVEETIL HOUSE, AVENUE ROAD,
                     THRISSUR P.O., THRISSUR DISTRICT, KERALA, PIN - 680005

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 68 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1067 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.32270 OF 2023
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         SHAHIDA,
                     AGED 63 YEARS
                     W/O.A.ABOO, ANGHADIPARAMBIL HOUSE, KUNNAMKULAM P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680503

           2         SUBAIDA MUHAMMED,
                     AGED 60 YEARS
                     W/O.(LATE) MUHAMMED, ANGHADIPARAMBIL HOUSE,
                     KUNNAMKULAM P.O., THRISSUR DISTRICT, KERALA,
                     PIN - 680503

           3         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
 W.A.No.986 of 2025
& con. Cases                            :: 69 ::




                                                       2025:KER:46544

                     BY ADV.SMT.SENITTA P. JOJO



              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 70 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1068 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.32686 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         MUHAMMED SWALIH,
                     AGED 29 YEARS
                     S/O.MOIDEEN KOYA, THAYYIL PURAYIL,VELLIMADUKUNNU,
                     NEAR POLICE STATION, KURUVATTUR, MARIKUNNU P.O.,
                     KOZHIKODE DISTRICT, KERALA., PIN - 673012

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 71 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1069 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30761 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNCIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     SADASIVAN SAIT,
                     AGED 78 YEARS
                     S/O. SIDHU PAWAR, PAWAR HOUSE, UNITY ROAD,
                     CHELAKOTTUKARA, EAST FORT P.O, THRISSUR DISTRICT,
                     KERALA, PIN - 680005

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 72 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1070 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.37409 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/1ST RESPONDENT:

                     THRISSUR MUNICIPAL CORPORATION,
                     MUNICIPAL OFFICE ROAD,THRISSUR EPRESENTED BY
                     ITS SECRETARY, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         WESTFORT HI-TECH HOSPITAL LTD.,
                     TMC 1/1536, THRISSUR COPORATION, P.B NO.930,
                     PUNKUNNAM, THRISSUR - REPRESENTED BY ITS DIRECTOR,
                     SRI.K.M MOHANDAS, AGED 67 YEARS, S/O.KALIKANDAN MAMU,
                     RESIDING AT 'SREENIDHI' SREENAGAR, WEST FORT,
                     THRISSUR - 680004, PIN - 680002

           2         STATE OF KERALA
                     REPRESENTED BY ITS PRINCIPAL SECRETARY, GOVERNMENT
                     SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.MILLU DANDAPANI
                     BY ADV.SRI.S.VISHNU

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
        CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 73 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1071 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.36596 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         ASHRAF PANANILATHU,
                     AGED 50 YEARS
                     S/O.ALAVI PANANILATH, MUBARAK MANZIL, EDAVANNA,
                     PATHAPPIRIYAM P.O., MALAPPURAM DISTRICT, KERALA,
                     PIN - 676123

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT INSTITUTIONS, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

               THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
         25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED
         CASES, THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 74 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1072 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.34151 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA., PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         RADHAKRISHNAN,
                     AGED 76 YEARS
                     S/O.GOPALAN NAIR, SWAPNAM, COSMO LANE,
                     KIZHAKKUMPATTUKARA, EAST FORT P.O., THRISSUR DISTRICT,
                     KERALA., PIN - 680005

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT INSTITUTIONS, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                              :: 75 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                         PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                               &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                    W.A.NO.1080 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.34927 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT,KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:

           1         TONY A. L.,
                     AGED 68 YEARS
                     S/O.LAZAR, 529A (4/590), AKKARAPATTIAKKAL HOUSE,
                     PUTHURKKARA VAZHI, AYYANTHOLE P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680003

           2         MOLLY TONY,
                     AGED 61 YEARS
                     W/O.A.L.TONY, 529A, AKKARAPATTIAKKAL HOUSE,
                     PUTHURKKARA VAZHI, AYYANTHOLE P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680003

           3         MANU TONY,
                     AGED 35 YEARS
                     S/O. A.L. TONY, 529A (4/590), AKKARAPATTIAKKAL HOUSE,
                     PUTHURKKARA VAZHI, AYYANTHOLE P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680003

           4         UNMESH P.S.,
 W.A.No.986 of 2025
& con. Cases                            :: 76 ::




                                                             2025:KER:46544

                     AGED 53 YEARS
                     S/O.P.V.SANKARANARAYANAN, PARAYIL HOUSE, POOTHOLE
                     S.O., THRISSUR DISTRICT, KERALA, PIN - 680004

           5         ANAND JOHN K.,
                     AGED 49 YEARS
                     S/O. K.C.YOHANNAN, KUNNATH HOUSE, CHETTUPUZHA P.O.,
                     PULLAZHI, THRISSUR DISTRICT, KERALA, PIN - 680012

           6         JOSE C.A.,
                     AGED 69 YEARS
                     CHIRIYANKANDATH HOUSE, ROYAL AVENUE, ELTHURUTH P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680611

           7         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     INSTITUTIONS, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 77 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A NO.1083 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.36678 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR, REPRESENTED
                     BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         VARGHESE C M,
                     AGED 57 YEARS
                     S/O.CHETTUPUZHAKKARAN MATHEW, HILL GARDENS,
                     KUTTANELLUR, 3RD GATE, PLOT NO.153, OLLUR VILLAGE,
                     THRISSUR DISTRICT, PIN - 680014

           2         STATE OF KERALA ,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.K.SAJEEV

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 78 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1084 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.37750 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA., PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         SURESH RAJ,
                     AGED 57 YEARS
                     JYOTHI, GURUVAYOOR ROAD, POOTHOLE S.O., THRISSUR
                     DISTRICT, KERALA, PIN - 680004

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     INSTITUTIONS, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 79 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1086 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.37852 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         MURUGARAJ V.,
                     AGED 63 YEARS
                     S/O.K.VEERAMANI CHINTHAMANI, SKVC ROAD ROAD,
                     CHUNGAM, AYYANTHOLE P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680003

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     INSTITUTIONS, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 80 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1092 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.37985 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         A.JACOB PERINCHERY, S/O.ANTO PERINCHERY, TMC 6/242/A,
                     AGED 59 YEARS
                     PERINCHERY HOUSE, PUTHENVETTUVASHI, CHEMBUKAVU,
                     THRISSUR, PIN - 680020

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
                     LOCAL ADMINISTRATION DEPARTMENT,THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.R.PARTHASARATHY

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 81 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1105 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.37877 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         MOHANAKRISHNAN S.,
                     AGED 31 YEARS
                     S/O.SUNDARA RAJ V., NAVAMANI, SKVC ROAD, KANATTUKARA
                     P.O., THRISSUR DISTRICT, KERALA, PIN - 680011

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     INSTITUTIONS, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 82 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1106 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.35246 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         K.B.MOHANDAS,
                     AGED 68 YEARS
                     S/O.BALAKRISHNAN,TC-37/1432, CIVIL LINE ROAD,
                     POOTHOLE P.O., THRISSUR, PIN - 680004

           2         ASHI MOHAN,
                     AGED 41 YEARS
                     D/O K.B.MOHANDAS, TC-37/1432, CIVIL LINE ROAD,
                     POOTHOLE P.O., THRISSUR REPRESENTED BY HER POWER
                     OF ATTORNEY HOLDER LOLA MOHANDAS, PETITIONER NO.4,
                     PIN - 680004

           3         DR.POURNAMI MOHAN,
                     AGED 39 YEARS
                     D/O K.B.MOHANDAS, TC-37/1432, CIVIL LINE ROAD,
                     POOTHOLE P.O.,THRISSUR, PIN - 680004

           4         LOLA MOHANDAS,
                     AGED 63 YEARS
 W.A.No.986 of 2025
& con. Cases                            :: 83 ::




                                                             2025:KER:46544

                     W/O.K.B.MOHANDAS, TC-37/1432, CIVIL LINE ROAD,
                     POOTHOLE P.O.,THRISSUR, PIN - 680004

           5         STATE OF KERALA ,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.B.KRISHNAN (SR.)
                     BY ADV.SRI.P.B.SUBRAMANYAN
                     BY ADV.SRI.SABU GEORGE
                     BY ADV.SRI.MANU VYASAN PETER

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 84 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1113 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.33569 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENTS:

           1         A. SALMAN,
                     AGED 57 YEARS
                     S/O ABDUL KHADER, P.K.M MANSION, 11/411, AMBADY LANE,
                     KOKKALAI, THRISSUR, THRISSUR DISTRICT, PIN - 680021

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JOSEPH SEBASTIAN PURAYIDAM

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 85 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1115 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.38340 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2::

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REP. BY ITS SECRETARY, CORPORATION OFFICE, THRISSUR,
                     PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         SASI ANTO PERINCHERY,
                     AGED 79 YEARS
                     W/O.LATE ANTO PERINCHERY, PERINCHERY HOUSE,
                     PALLIKULAM JUNCTION, EAST FORT, THRISSUR,
                     PIN - 680005

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
                     LOCAL ADMINISTRATION DEPARTMENT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.R.PARTHASARATHY
                     BY ADV.SMT.SEEMA

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 86 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1118 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.38439 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REP. BY ITS SECRETARY, CORPORATION OFFICE, THRISSUR,
                     PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         PAUL PERINCHERY,
                     AGED 59 YEARS
                     S/O.ANTO PERINCHERY, 6/242/A, PERINCHERY HOUSE,
                     PUTHENVETTUVASHI, CHEMBUKAVU, THRISSUR,
                     PIN - 680020

           2         THE STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO GOVERNMENT, LOCAL
                     ADMINISTRATION DEPARTMENT,THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.R.PARTHASARATHY
                     BY ADV.SMT.SEEMA

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 87 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1119 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.38496 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REP. BY ITS SECRETARY, CORPORATION OFFICE, THRISSUR,
                     PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION
                     OFFICE,THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         ROY PERINCHERY,
                     AGED 53 YEARS
                     S/O.ANTO PERINCHERY,PERINCHERY HOUSE, PALLIKULAM
                     JUNCTION, EAST FORT, THRISSUR, PIN - 680005

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY TO GOVERNMENT, LOCAL
                     ADMINISTRATION DEPARTMENT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.R.PARTHASARATHY
                     BY ADV.SMT.SEEMA

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 88 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1120 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.40918 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION
                     OFFICE,THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION
                     OFFICE,THRISSUR DISTRICT,KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         R.V.ARIF KHAN,
                     AGED 59 YEARS
                     S/O MOHAMMED,RAYAMMARAKKAR HOUSE, THAIKKAD
                     P.O,GURUVAYUR,THRISSUR, PIN - 680104

           2         ADDL. R3. THE SECRETARY TO GOVERNMENT,
                     LOCAL SELF GOVERNMENT (L) DEPARTMENT,
                     GOVERNMENT SECRETARIAT, GOVERNMENT OF KERALA,
                     THIRUVANANTHAPURAM-695001 IS IMPLEADED AS ADDITIONAL
                     R3 AS PER ORDER DATED 13.12.2023 IN I.A.1/2023 IN
                     W.P(C).NO.40918/2023.

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.RAJIT
                     BY ADV.SRI.V.V.JOY
                     BY ADV.SRI.AJAIY BASKAR

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 89 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                        PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1121 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.41113 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     M.O.ROAD,THRISSUR, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           3         COUNCIL,
                     REPRESENTED BY MAYOR, THRISSUR MUNICIPAL CORPORATION,
                     M.O.ROAD, THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         SOSA,
                     AGED 64 YEARS
                     W/O.DAVY K V, KADAVY HOUSE, P.O.OLLUR,
                     OLLUR VILLAGE,THRISSUR DISTRICT, PIN - 680306

           2         YACOB,
                     AGED 35 YEARS
                     S/O. DAVY K.V., KADAVY HOUSE, P.O. OLLUR,
                     OLLUR VILLAGE, THRISSUR DISTRICT, PIN - 680306

           3         BASTIN,
                     AGED 34 YEARS
                     S/O DAVY K V, KADAVY HOUSE, P.O. OLLUR,
                     OLLUR VILLAGE, THRISSUR DISTRICT, PIN - 680306

           4         STATE OF KERALA,
 W.A.No.986 of 2025
& con. Cases                            :: 90 ::




                                                                2025:KER:46544

                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT,SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JITHIN BABU A.
                     BY ADV.SMT.CLETUS THOTTAPILLY
                     BY ADV.SRI.ARUN SAMUEL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 91 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1123 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.41980 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           3         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         RENJITH,
                     AGED 49 YEARS
                     S/O. K.P. VISWANATHAN, KALLAYIL HOUSE, VASANANTH
                     NAGAR, PATTURAIKKAL, THRISSUR DISTRICT, PIN - 680001

           2         SANJITH,
                     AGED 47 YEARS
                     S/O. K.P. VISWANATHAN, KALLAYIL HOUSE, VASANANTH
                     NAGAR, PATTURAIKKAL, THRISSUR DISTRICT, PIN - 680001

           3         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
 W.A.No.986 of 2025
& con. Cases                            :: 92 ::




                                                         2025:KER:46544

                     BY ADV.SRI.K.R.ARUN KRISHNAN
                     BY ADV.SRI.JISSMON A KURIAKOSE
                     BY ADV.SRI.SANAL C.S.
                     BY ADV.SMT.DEEPA K. RADHAKRISHNAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 93 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1127 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.22317 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT,KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     LEO LOUIS,
                     AGED 52 YEARS
                     S/O.(LATE) E.O.LOUIS, ELUVATHINGAL HOUSE,
                     KIZHAKKUMPATTUKARA, EAST FORT P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680005


                     BY ADV.SRI.M.R.DHANIL


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 94 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1129 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.43859 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/1ST RESPODENT:

                     THE THRISSUR MUNICIPAL CORPORATION,
                     MUNICIPAL OFFICE ROAD, THRISSUR, REPRESENTED BY
                     ITS SECRETARY, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         MALAYALA MANORAMA COMPANY PRIVATE LTD.,
                     HAVING IT'S REGISTERED OFFICE AT PB NO.26,
                     MANORAMA BUILDING K K ROAD, KOTTAYAM, REPRESENTED
                     BY CHIEF EDITOR AND MANAGING DIRECTOR SRI.MAMMEN
                     MATHEW, AGED 79 YEARS, S/O.K.M MATHEW, PIN - 686001

           2         STATE OF KERALA,
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY
                     ITS PRINCIPAL SECRETARY, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV SRI.MILLU DANDAPANI
                     BY ADV.SRI.S.VISHNU
                     BY ADV.SRI.THOMS C. ABRAHAM
                     BY ADV.SRI.ARAVIND P.V.

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 95 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1130 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.38954 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNCIPAL CORPORATION,
                     REP BY ITS SECRETARY, OFFICE OF THE THRISSUR MUNCIPAL
                     CORPORATION, POST THRISSUR, THRISSUR TALUK THRISSUR
                     DISTRICT, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNCIPAL CORPORATION, POST THRISSUR,
                     THRISSUR TALUK THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:
     1     MOIDUTTY,
           AGED 74 YEARS
           S/O.ENUHAJI, KANDANATH HOUSE, PERUMPADAPPU VILLAGE,
           VANNERI DESOM, PONNANI TALUK, MALAPPURAM DISTRICT,
           PIN - 679580

           2         AYSHA,
                     AGED 58 YEARS
                     W/O. MOIDUTTY, KANDANATH HOUSE, PERUMPADAPPU
                     VILLAGE,VANNERI DESOM,PONNANI TALUK,MALAPPURAM
                     DISTRICT, PIN - 679580

           3         THE SECRETARY TO GOVERNMENT,
                     LOCAL SELF GOVERNMENT (L) DEPARTMENT,
                     GOVERNMENT SECRETARIATE, GOVERNMENT OF KERALA,
                     ZHIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.V.V.JOY
                     BY ADV.SRI.RAJIT
 W.A.No.986 of 2025
& con. Cases                      :: 96 ::




                                                       2025:KER:46544



              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 97 ::




                                                                2025:KER:46544




                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1131 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.1152 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         JINO JOSE,
                     AGED 43 YEARS
                     S/O.JOSE, CHITTILAPPALLY HOUSE, 4TH AVENUE,
                     AVENUE ROAD, THRISSUR, PIN - 680005

           2         JINTO JOSE,
                     AGED 40 YEARS
                     S/O.JOSE, CHITTILAPPALLY HOUSE, 4TH AVENUE,
                     AVENUE ROAD, THRISSUR, PIN - 680005

           3         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.B.KRISHNAN (SR.)
                     BY ADV.SRI.MANU VYASAN PETER
 W.A.No.986 of 2025
& con. Cases                            :: 98 ::




                                                       2025:KER:46544

                     BY ADV.SRI.P.B.SUBRAMANYAN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 99 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1132 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.1266 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         P.A. ABDUL RAFEEQ,
                     AGED 54 YEARS
                     S/O.ABDUL KAREEM HAJI, PONNAMPADIKKAL HOUSE,
                     VEMBALLUR, DESOM, SREENARAYANAPURAM VILLAGE, P.O.
                     SANTHIPURAM,KODUNGALLUR TALUK,THRISSUR DISTRICT,
                     PIN - 680668

           2         P.A. MUHAMMED,
                     AGED 53 YEARS
                     S/O.ABDUL KAREEM HAJI, PONNAMPADIKKAL HOUSE,
                     VEMBALLUR DESOM, SREENARAYANAPURAM VILLAGE, P.O.
                     SANTHIPURAM, KODUNGALLUR TALUK,THRISSUR DISTRICT,
                     PIN - 680668

           3         P.A. ANWAR NISAR,
                     AGED 50 YEARS
                     S/O. ABDUL KAREEM HAJI, PONNAMPADIKKAL HOUSE,
                     VEMBALLUR DESOM, SREENARAYANAPURAM VILLAGE, P.O.
                     SANTHIPURAM, KODUNGALLUR TALUK, THRISSUR DISTRICT,
                     PIN - 680668
 W.A.No.986 of 2025
& con. Cases                            :: 100 ::




                                                             2025:KER:46544



           4         P.A. SHAHIDA,
                     AGED 51 YEARS
                     D/O.ABDUL KAREEM HAJI, W/O.KARUMBEETTIL MUHAMMED AMIR,
                     AYYANTHOLE POST, AYYANTHOLE VILLAGE, THRISSUR TALUK,
                     THRISSUR DISTRICT, PIN - 680003

           5         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL
                     SELF GOVERNMENT DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.K.SAJEEV


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 101 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1133 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.1863 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         K.B. MOHANDAS,
                     AGED 68 YEARS
                     S/O. BALAKRISHNAN, TC-37/1432, CIVIL LINE ROAD,
                     POOTHOLE P.O., THRISSUR, PIN - 680004

           2         K.B.HARIDAS,
                     AGED 67 YEARS
                     S/O. BALAKRISHNAN, KARTHIKA, CIVIL LINE ROAD, POOTHOLE
                     P.O., THRISSUR, PIN - 680004

           3         K.B.PADMADAS,
                     AGED 65 YEARS
                     S/O. BALAKRISHNAN, THEERTHDHAM, PADOOKKAD, VIYOOR P.O,
                     THRISSUR, PIN - 680010

           4         K.B. JAYADAS,
                     AGED 63 YEARS
                     S/O. BALAKRISHNAN, KOOYATTUVALAPPIL HOUSE, MULLAKKARA
                     P.O, THRISSUR, PIN - 680583
 W.A.No.986 of 2025
& con. Cases                            :: 102 ::




                                                             2025:KER:46544

           5         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SABU GEORGE


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 103 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1134 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2664 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER:

                     NOUSHAD P.A.,
                     AGED 57 YEARS
                     S/O.ABDUL RAHIMAN, PUTHIYAVEETIL HOUSE, AVENUE ROAD,
                     THRISSUR P.O., THRISSUR DISTRICT, KERALA, PIN - 680005


                     BY ADV.SRI.M.R.DHANIL


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 104 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1140 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.4227 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD,THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S):

           1         MUHAMMED SHAREEF,
                     AGED 56 YEARS
                     S/O.POKKAKILLATH KOYAKKUTTY, ZENATH MANZIL
                     MUTHUVETTOOR DESOM, GURUVAYOOR AMSOM-VILLAGE-
                     POST,CHAVAKKAD TALUK, THRISSUR DISTRICT, PIN - 680101

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.K.SAJEEV

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 105 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1141 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.3684 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT/PETITIONER:

           1         JOSE PAUL,
                     AGED 72 YEARS
                     S/O. C.J. PALU, CHIRIANKANDATH HOUSE, PIPELINE ROAD,
                     MYLIPADAM, THRISSUR EAST P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680005

           2         LATHA JOSE,
                     AGED 67 YEARS
                     W/O. JOSE PAUL CHIRIANKANDATH, CHIRIANKANDATH HOUSE,
                     PIPELINE ROAD, MYLIPADAM, THRISSUR EAST P.O., THRISSUR
                     DISTRICT, KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 106 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1142 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.3136 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     RAJAN P.I.,
                     AGED 64 YEARS
                     S/O.ITTIACHAN, PELLISSERY HOUSE, PARALAM,
                     AMMADAM P.O., THRISSUR DISTRICT, KERALA,
                     PIN - 680563

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 107 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1143 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.3097 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     JOY C. JOHN,
                     AGED 69 YEARS
                     S/O. C. V. JOHN, CHEMBUKAVU HOUSE, MUSEUM CROSS LANE
                     9TH STREET, THRISSUR CITY P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680020

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 108 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1144 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.3673 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     THE CHAMBER OF COMMERCE,
                     REPRESENTED BY ITS SECRETARY GEORGE U. GEORGE,
                     AGED 61 YEARS, S/O. GEORGE, UMBAVOO HOUSE,
                     LOURDEPURAM, THRISSUR DISTRICT, KERALA,
                     PIN - 680005

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 109 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1145 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2762 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     HALAJAMAL PUTHIYA VEETIL,
                     AGED 34 YEARS
                     S/O.JAMAL @ JAMALUDDIN, PUTHIYA VEETIL HOUSE,
                     KATTOOR P.O., THRISSUR DISTRICT, KERALA, PIN - 680702

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 110 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1146 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.2666 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     NOUSHAD P.A.,
                     AGED 57 YEARS
                     S/O. ABDUL RAHIMAN, PUTHIYAVEETIL HOUSE, AVENUE ROAD,
                     THRISSUR P.O., THRISSUR DISTRICT, KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 111 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1172 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.36263 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         CORPORATION OF THRISSUR,MUNICIPAL OFFICE ROAD,
                     THRISSUR, REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         THE SECRETARY,
                     CORPORATION OF THRISSUR, MUNICIPAL OFFICE ROAD,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         N.V. JOY,
                     AGED 61 YEARS
                     S/O.VAREED, NAREPARAMBIL HOUSE, NANU ZHUTHACHAN NAGAR,
                     VADAKKECHIRA, THRISSUR -680681, REPRESENTED BY HIS
                     POWER OF ATTORNEY HOLDER V.J. VINCENT, AGED 70 YEARS,
                     S/O V.P. JOSEPH, VADAKKETHALA HOUSE, PO,
                     KANDASSANKADAVU, THRISSUR

           2         STATE OF KERALA
                     REPRESENTED BY THE CHIEF SECRETARY TO GOVERNMENT,
                     LOCAL SELF GOVERNMENT DEPARTMENT, GOVERNMENT
                     SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.RAMAKRISHNAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 112 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1173 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.25343 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 3:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         SECRETARY, THRISSUR CORPORATION
                     THRISSUR - 680001 ... IS IMPLEADED AD ADDL.R3 AS
                     PER ORDER DATED 4.3.2025 IN I.A. 1/2024 IN THE
                     WP(C)., PIN - 678001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         JACOB P.J.,
                     AGED 67 YEARS
                     S/O P.C JOSEPH, PANAKKAL HOUSE, WOMENS CLUB ROAD,
                     CHEMBUKKAVU, THRISSUR DISTRICT, PIN - 680020

           2         STATE OF KERALA
                     REPRESENTED BY SECRETARY, DEPARTMENT OF LOCAL SELF
                     GOVERNMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
                     695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 113 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1174 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.40984 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1:

                     THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY,THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         SUNOJ KURIAN,
                     AGED 42 YEARS
                     S/O. KURIAN, PALAKUNNEL HOUSE, KARITHAMBU,
                     ATHIRMBUZHA, KOTTAYAM, MANAGING PARTNER OF THE
                     PARTNERSHIP FIRM M/S HOTEL PARK RESIDENCY,
                     KOORKKENCHERRY., PIN - 686562

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, DEPARTMENT
                     OF LOCAL SELF GOVERNMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SMT.JEENA JOSEPH

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 114 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1176 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.5879 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     KRISHNAN K.K,
                     AGED 54 YEARS
                     S/O. K.K.KALYANASUNDARAM, PRASHANTH NILAYAM,
                     KAANATUKKARA P.O., THRISSUR DISTRICT, PIN - 680631

                     BY ADV.SRI.VINAYAK G. MENON

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 115 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1177 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.5533 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT:

                     THRISSUR MUNICIPAL CORPORATION,
                     MUNICIPAL OFFICE ROAD, KURUPPAM, THEKKINKADU MAIDAN,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

           1         THE TRICHUR DISTRICT CO-OPERATIVE HOSPITAL LIMITED NO.
                     R.306,
                     SHORNUR ROAD, THRISSUR, THRISSUR DISTRICT,
                     REPRESENTED BY ITS SECRETARY-IN-CHARGE, PIN - 680001

           2         STATE OF KERALA,
                     REPRESENTED BY THE SECRETARY TO GOVERNMENT,
                     LOCAL SELF GOVERNMENT DEPARTMENT, GOVERNMENT
                     SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SMT.NISHA GEORGE

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 116 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1186 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10329 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

                     CORPORATION OF THRISSUR,
                     REPRESENTED BY ITS SECRETARY, THEKINKADU, THRISSUR,
                     PIN - 680514

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

           1         SHIHAB.P.M
                     AGED 48 YEARS
                     SON OF MOIDEENSHA, PUTHIYADATH HOUSE,
                     MUNAKKAKADAVU, KADAPURAM, TTHRISSUR, PIN - 680514

           2         STATE OF KERALA
                     REPRESENTED BY PRINCIPAL SECRETARY, LOCAL SELF
                     GOVERNMENT THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.N.S.MOHAMMED USMAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 117 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1187 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.9835 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     TRICHUR TOURIST COMPLEX PVT. LTD.,
                     AGED 69 YEARS
                     REPRESENTED BY ITS GENERAL MANAGER SASIDHARANK.K.,
                     S/O.P.K. KUMARAN, SHYAMNIVAS (AMBADY), KUDAVECHOOR
                     P.O.., KOTTAYAM DISTRICT, KERALA, PIN - 686144

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 118 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1188 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10254 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     N.G.CHANDRA PRAKASH,
                     AGED 70 YEARS
                     S/O. N.P.GOVINDAN, NANDILATH PARAMBIL HOUSE,SASTRI
                     ROAD, NELLIKUNNU P.O..,THRISSUR DISTRICT, KERALA,
                     PIN - 680005

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 119 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1189 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.11348 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     LEON VAZHAPILLY ITTIACHEN,
                     AGED 53 YEARS
                     S/O. V.L. ITTIACHEN, 3/133, MERLIN,
                     VAZHAPILLY HOUSE, NELLIKUNNU P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 120 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1190 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.9661 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     HELENA T.R
                     AGED 43 YEARS
                     W/O. PRAMOD KUMAR, NIYA REGENCY, 198/1-2, KANJANI
                     ROAD, PULLAZHI, CHETTUPUZHA P.O., THRISSUR DISTRICT,
                     KERALA,, PIN - 680012

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 121 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1192 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10333 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/1ST RESPONDENT:

                     CORPORATION OF THRISSUR,
                     REPRESENTED BY ITS SECRETARY, THEKINKADU, THRISSUR,
                     PIN - 680514

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         MRS.UMBATHUMOL,
                     AGED 73 YEARS
                     WIFE OF MOIDEENSHA, PUTHIYADATH HOUSE,
                     MUNAKKAKADAVU,KADAPURAM, THRISSUR, PIN - 680514

           2         STATE OF KERALA,
                     REPRESENTED BY PRINCIPAL SECRETARY, LOCAL SELF
                     GOVERNMENT, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.N.S.MOHAMMED USMAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 122 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1194 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10587 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     ALUKKAS ENTERPRISES PVT. LTD,
                     REPRESENTED BY ITS CHAIRMAN/DIRECTOR ALUKKA VARGHESE
                     JOSE, S/O. ALUKKA JOSEPH VARGHESE, WHITE FIELD,
                     ALUKKA HOUSE, ARISTO ROAD, EAST FORT P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 123 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1195 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.9630 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION
                     OFFICE,THRISSUR DISTRICT,KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     TRICHUR TOWERS HOTEL PVT. LTD.,
                     AGED 69 YEARS
                     REPRESENTED BY ITS GENERAL MANAGER SASIDHARAN K.K,
                     S/O.P.K. KUMARAN,SHYAMNIVAS (AMBADY), KUDAVECHOOR
                     P.O.KOTTAYAM DISTRICT, KERALA, PIN - 686144

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 124 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1197 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10793 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THRISSUR MUNICIPAL CORPORATION,
                     MUNICIPAL OFFICE RD., RUPPAM, THEKKINKADU AIDAN,
                     THRISSUR, KERALA,REPRESENTED BY ITS SECRETARY,
                     PIN - 680001

           2         THE REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, G6C7+9W6, MUNICIPAL
                     OFFICE RD., KURUPPAM, THEKKINKADU MAIDAN, THRISSUR,
                     KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         KALYAN SILKS TRICHUR PVT. LTD,
                     HAVING ITS REGISTERED ADDRESS AT 4/621/2, KURIACHIRA,
                     THRISSUR REPRESENTED BY ITS MANAGING DIRECTOR AND
                     AUTHORISED SIGNATORY SRI. T.P. SEETHARAMAN,
                     PIN - 686006

           2         DEPARTMENT OF LOCAL SELF GOVERNMENT,
                     REPRESENTED BY ITS SECRETARY, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.ASWIN GOPAKUMAR

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 125 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1198 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10825 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(s)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     G6C7+9W6, MUNICIPAL OFFICE RD, KURUPPAM, THEKKINKADU
                     MAIDAN, THRISSUR, KERALA REPRESENTED BY ITS SECRETARY,
                     PIN - 680001

           2         THE REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, G6C7+9W6, MUNICIPAL
                     OFFICE RD, KURUPPAM, THEKKINKADU MAIDAN, THRISSUR,
                     KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         T.S. PATTABHIRAMAN,
                     AGED 71 YEARS
                     S/O. (LATE) SEETHARAMA IYER,RESIDING AT THRIKKUR
                     MADOM,SREE RAMA PURI,PUSHPAGIRIAGRAHARAM ROAD,
                     PUNKUNNAM,THRISSUR, PIN - 680002

           2         DEPARTMENT OF LOCAL SELF GOVERNMENT,
                     REPRESENTED BY ITS
                     SECRETARY,SECRETARIAT,THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.ASWIN GOPAKUMAR

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 126 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1199 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.6049 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     KRISHNAN K.K,
                     AGED 54 YEARS
                     S/O.K.K.KALYANASUNDARAM, PRASHANTH
                     NILAYAM,KAANATUKKARA P.O,THRISSUR DISTRICT,
                     PIN - 680631

                     BY ADV.SRI.VINAYAK G. MENON

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 127 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1200 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.8622 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT,KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     GEETHA RAMDAS,
                     AGED 50 YEARS
                     D/O. PRASANNA RAMDAS, SHANTI, THIRUVAMBADY
                     TSR P.O,THRISSUR DISTRICT,KERALA, PIN - 680022

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 128 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1202 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10877 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD,THRISSUR, PIN - 680001

           3         COUNCIL-THRISSUR MUNICIPAL CORPORATION,
                     M.O.ROAD,THRISSUR DISTRICT,REPRESENTED BY MAYOR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         K.RAMAKRISHNAN,
                     AGED 69 YEARS
                     S/O.KUNNAMBATH DEVAKY AMMA, RESIDING AT
                     PRAVEEN,HARISREE VIDYANIDHI NAGAR, POONKUNNAM,
                     THRISSUR, PIN - 680002

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUNKRISHNAN
 W.A.No.986 of 2025
& con. Cases                      :: 129 ::




                                                       2025:KER:46544



              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 130 ::




                                                                2025:KER:46544

                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1206 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10534 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     PAUL JOSE ALUKKA,
                     AGED 51 YEARS
                     S/O. A.V. JOSE, ALUKKA HOUSE, ARISTO ROAD,
                     EAST FORT P.O., THRISSUR DISTRICT, KERALA,
                     PIN - 680005

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 131 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1210 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.11488 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     MUNICIPAL OFFICE ROAD, THRISSUR REPRESENTED BY ITS
                     SECRETARY, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, MUNICIPAL OFFICE ROAD,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     A.V. JOY,
                     AGED 67 YEARS
                     ARANGASSERRY HOUSE, AALUM VETTUVAZHI ROAD,
                     CHIYYARAM P.O., THRISSUR, PIN - 680026

                     BY ADV.SRI.K.PAUL KURIAKOSE

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 132 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1214 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10821 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THRISSUR MUNICIPAL CORPORATION,
                     G6C7+9W6, MUNICIPAL OFFICE RD,KURUPPAM, THEKKINKADU
                     MAIDAN,THRISSUR, KERALA REPRESENTED BY SECRETARY,
                     PIN - 680001

           2         THE REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, G6C7+9W6, MUNICIPAL
                     OFFICE RD, KURUPPAM, THEKKINKADU MAIDAN,THRISSUR,
                     KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:



           1         T.P.SEETHARAMAN,
                     AGED 42 YEARS
                     S/O.T.S.PATTABHIRAMAN,RESIDING AT THRIKKUR
                     MADOM,PUSHPAGIRI AGRAHARAM,PUNKUNNAM, THRISSUR,
                     PIN - 680002

           2         T.P. RAMACHADRAN,
                     AGED 38 YEARS
                     S/O.T.S.PATTABHIRAMAN, THRIKKUR MADOM,
                     PUSHPAGIRI AGRAHARAM, PUNKUNNAM THRISSUR,
                     PIN - 680002

           3         DEPARTMENT OF LOCAL SELF GOVERNMENT,
                     REPRESENTED BY ITS SECRETARY, SECRETARIAT,
 W.A.No.986 of 2025
& con. Cases                            :: 133 ::




                                                             2025:KER:46544

                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.ASWIN GOPAKUMAR



              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 134 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1216 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.19369 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     KASHI C.S.,
                     AGED 50 YEARS
                     S/O.SUDHAKARAN C.K., CHERAKULAM HOUSE,
                     OPPOSITE AKKARA HIGH SCHOOL, KUTTANELLUR P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680014

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 135 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1219 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.19285 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION, MUNICIPAL OFFICE ROAD THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL OFFICE
                     ROAD,THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     M/S.CASINO HOTELS LIMITED, T.B.ROAD,
                     THRISSUR REPRESENTED BY ITS GENERAL MANAGER
                     M/S.CASINO HOTELS LIMITED T.B.ROAD, THRISSUR,
                     SIJO JOY VARGHESE, S/O.JOY VARGHESE, PIN - 680001

                     BY ADV.SRI.R.S.KALKURA
                     BY ADV.SRI.M.S.KALESH
                     BY ADV.SRI.HARISH GOPINATH
                     BY ADV.SRI.P.I.NAJUMAL HUSSAIN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 136 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1221 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.19226 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     MUNICIPAL OFFICE ROAD THRISSUR, REPRESENTED
                     BY ITS SECRETARY, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION,
                     MUNICIPAL OFFICE ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     M/S. CASINO HOTELS LIMITED,
                     T.B.ROAD, THRISSUR REPRESENTED BY ITS
                     GENERAL MANAGER M/S.CASINO HOTELS LIMITED,
                     T.B.ROAD, THRISSUR, SIJO JOY VARGHESE,
                     S/O.JOY VARGHESE, PIN - 680021


                     BY ADV.SRI.R.S.KALKURA
                     BY ADV.SRI.M.S.KALESH
                     BY ADV.SRI.HARISH GOPINATH
                     BY ADV.SRI.P.I.NAJUMAL HUSSAIN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 137 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1226 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.17271 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     TRICHUR KURI SYNDICATE LTD.,
                     REPRESENTED BY ITS CHAIRMAN, JAISON ANTONY,
                     AGED 67 YEARS, S/O.ANTONY, ERINJERY HOUSE, HOLY
                     GARDENS, EAST FORT P.O., THRISSUR DISTRICT, KERALA,
                     PIN - 680005

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 138 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1229 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12133 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     JACOB A. KANNAMPILLY,
                     S/O. K.J. ANTONY, KANNAMPILLY HOUSE, MUSEUM ROAD,
                     GANDHIJI ROAD, THRISSUR CITY P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680020

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 139 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1232 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.17988 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     JOSE PAUL,
                     AGED 72 YEARS
                     S/O.C.J. PALU, CHIRIANKANDATH HOUSE, PIPELINE ROAD,
                     MYLIPADAM, THRISSUR EAST P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 140 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1234 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.20606 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION, MUNICIPAL OFFICE ROAD THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL OFFICE ROAD,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     M/S. CASINO HOTELS LIMITED, T.B. ROAD,
                     THRISSUR, REPRESENTED BY ITS GENERAL MANAGER, M/S.
                     CASINO HOTELS LIMITED T.B. ROAD, THRISSUR, SIJO JOY
                     VARGHESE, S/O. JOY VARGHESE, PIN - 680000

                     BY ADV.SRI.R.S.KALKURA
                     BY ADV.SRI.M.S.KALESH
                     BY ADV.SRI.HARISH GOPINATH
                     BY ADV.SRI.P.I.NAJUMAL HUSSAIN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 141 ::




                                                                2025:KER:46544




                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1236 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.4264 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/RESPONDENT:

                     TRICHUR HEART HOSPITAL LTD.,
                     REPRESENTED BY ITS MANAGING DIRECTOR PRATHAP
                     VARKEY PANANDANAM, S/O.PANANDANAM MATHAI VARKEY,
                     PANANDANAM HOUSE, MISSION QUARTERS ROAD,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 142 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1239 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.20500 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     ABRAHAM CHACKO,
                     AGED 65 YEARS
                     S/O.OUSEPH CHACKO PULIMOOTTIL, PULIMOOTTIL, ERANJAL,
                     KANJIKUZHY, MUTTAMBALAM, KOTTAYAM DISTRICT, KERALA,
                     PIN - 686004

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 143 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1240 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.20255 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     P.A. ZUBAIR,
                     S/O. ABDUL KHADER, PARAKKATU VEETIL, CEO,
                     NANDILATH G. MART, CORPORATE OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 144 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1244 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.20442 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     MUNICIPAL OFFICE ROAD THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL OFFICE ROAD,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     M/S.CASINO HOTELS LIMITED,T.B. ROAD,
                     THRISSUR,REPRESENTED BY ITS GENERAL MANAGER
                     M/S. CASINO HOTELS LIMITED T.B. ROAD,THRISSUR,
                     SIJO JOY VARGHESE,S/O. JOY VARGHESE, PIN - 680001

                     BY ADV.SRI.R.S.KALKURA
                     BY ADV.SRI.HARISH GOPINATH
                     BY ADV.SRI.P.I.NAJUMAL HUSSAIN
                     BY ADV.SRI.M.S.KALESH


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 145 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1245 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.14646 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     MUNICIPAL OFFICE ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, MUNICIPAL OFFICE ROAD,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     M.S.PREM KUMAR
                     AGED 70 YEARS
                     S/O.SANKARANKUTTY, PRESIDENT, THRISSUR DISTRICT
                     MOTOR TRANSPORT OWNERS CO-OPERATIVE SOCIETY
                     LTD.NO.856, BUILDING NO.36/3811, WEST PALACE ROAD,
                     THRISSUR-680020, RESIDING AT MANAMMEL HOUSE,
                     KONATHKUNNU P.O., THRISSUR, PIN - 680123

                     BY ADV.SRI.SAJEEV KUMAR K. GOPAL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 146 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1246 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.20125 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     RAGHU VATTAPPULLY,
                     AGED 64 YEARS
                     S/O.P.K.RAMA PANICKER, HARISREE, T.K.ROAD,
                     NEAR KERALA VERMA COLLEGE, AYYANTHOLE,
                     THRISSUR DISTRICT, KERALA, PIN - 680003

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 147 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1247 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.19389 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     TONY A.L.,
                     AGED 68 YEARS
                     S/O.LAZAR, 529A (4/590), AKKARAPATTIAKKAL HOUSE,
                     PUTHURKKARA VAZHI, AYYANTHOLE P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680003

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 148 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1248 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12237 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, OFFICE OF THE
                     THRISSUR MUNICIPAL CORPORATION , M O ROAD,
                     THRISSUR P O, THRISSUR DISTRICT, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, OFFICE OF THE
                     THRISSUR MUNICIPAL CORPORATION , M O ROAD,
                     THRISSUR P O, THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         ANTOS
                     AGED 50 YEARS
                     S/O.DEVASSY, RESIDING IN THE ADDRESS CHITTILAPPILLY
                     KUNNATH HOUSE, WESTERN BAZAR, ARANATTUKARA P O,
                     THRISSUR DISTRICT,, PIN - 680618

           2         DINDA ANTOS,
                     AGED 40 YEARS
                     W/O.ANTOS, RESIDING IN THE ADDRESS CHITTILAPPILLY
                     KUNNATH HOUSE, WESTERN BAZAR, ARANATTUKARA P O,
                     THRISSUR DISTRICT, PIN - 680618

           3         THE STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY,
                     LOCAL SELF GOVERNMENT DEPARTMENT, GOVERNMENT
                     SECRETARIAT, THIRUVANANTHAPURAM DISTRICT, PIN - 685001
 W.A.No.986 of 2025
& con. Cases                            :: 149 ::




                                                             2025:KER:46544



                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.G.SREEKUMAR (CHELUR)

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 150 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1250 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.8301 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     K.C. KURIAKOSE,
                     AGED 61 YEARS
                     S/O. K.C.CHAKKAPPAI, KOLLANOOR HOUSE,
                     KUNNAMKULAM P.O, THRISSUR DISTRICT, KERALA,
                     PIN - 680503

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 151 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1251 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10470 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     PAUL JOSE ALUKKA,
                     AGED 51 YEARS
                     S/O. A.V. JOSE, ALUKKA HOUSE,ARISTO ROAD,
                     EAST FORT P.O.,THRISSUR DISTRICT, KERALA,
                     PIN - 680005

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 152 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1255 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.4283 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     JOY C. JOHN,
                     AGED 69 YEARS
                     S/O. C. V. JOHN, CHEMBUKAVU HOUSE, MUSEUM CROSS LANE
                     9TH STREET, THRISSUR CITY P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680020

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 153 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1257 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.14640 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     MUNICIPAL OFFICE ROAD,THRISSUR, REPRESENTED BY
                     ITS SECRETARY, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, MUNICIPAL OFFICE ROAD,THRISSUR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     M.S.PREM KUMAR,
                     AGED 70 YEARS
                     S/O. SANKARANKUTTY, PRESIDENT, THRISSUR PRIVATE
                     BUS OPERATORS ASSOCIATION, BUILDING NO.36/6423,
                     THRISSUR - 680020,MANAMMEL HOUSE, KONATHKUNNU
                     P.O.,THRISSUR, PIN - 680123

                     BY ADV.SRI.SAJEEV KUMAR K. GOPAL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 154 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1259 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.13603 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 ADN 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         KOVILAKAM HOTELS PVT.LTD,
                     BUILDING NO.3/2000, PATTURAIKKAL,
                     THRISSUR- REPRESENTED BY ITS CHAIRMAN
                     GOPALAKRISHNAN.K, PIN - 680022

           2         STATE OF KERALA,
                     REPRESENTED BY THE SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.B.SUBRAMANYAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 155 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1265 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12379 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     P.K.ASSANAR
                     S/O.KUNJUMUHAMED, PUTHIYAVEETTIL HOUSE,
                     EDATHIRUTHY, KUTTAMANGALAM, THRISSUR DISTRICT,
                     KERALA, PIN - 680703

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 156 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1274 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.15303 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     ANANTHAKRISHNAN M.G,
                     AGED 59 YEARS
                     ANANTHAKRISHNAN M G, MADAMBI HOUSE, PUZHAYORAM
                     ROAD,MOORKANIKKARA P.O, KOZHUKULLY, THRISSUR,
                     PIN - 680751

                     BY ADV.SRI.K.S.HARIHARAN NAIR

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 157 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1278 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.14270 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     ABRAHAM CHACKO
                     AGED 65 YEARS
                     S/O.OUSEPH CHACKO PULIMOOTTIL, PULIMOOTTIL, ERANJAL,
                     KANJIKUZHY, MUTTAMBALAM, KOTTAYAM DISTRICT, KERALA,,
                     PIN - 686004

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 158 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1280 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.14181 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION,THRISSUR MUNICIPAL
                     CORPORATION OFFICE,,THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         T.K. ABDUL RAHIMAN
                     AGED 60 YEARS
                     S/O. KUNHIMOHAMMED, 336, THINDIKKAL HOUSE,
                     KAIPAMANGALAM, POORIKUZHI, THRISSUR,, PIN - 680681

           2         SABANA ISMAI
                     AGED 38 YEARS
                     W/O. ISMAIL, ARAKKAPARAMBIL HOUSE, VELLANGALLOOR,
                     VADAKKUMKARA, THRISSUR,, PIN - 680662

           3         SHEHANA MUHAMMED FAHAZ,
                     AGED 42 YEARS
                     W/O.MUHAMMED FARHAS POOROTHU HOUSE, PALAVAL SO,
                     THRISSUR, PIN - 680522

           4         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
                     LOCAL SELF ADMINISTRATION DEPARTMENT,
                     GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 159 ::




                                                             2025:KER:46544




                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.T.M.ABDUL LATHEEF

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 160 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1281 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.21205 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           3         COUNCIL-THRISSUR MUNICIPAL CORPORATION,
                     M.O.ROAD, THRISSUR DISTRICT, REPRESENTED BY MAYOR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

           1         MANNUTHY KODUNGALLURKAVU SREEBHADRA TRUST,
                     REG. NO.61/VI/2009, HAVING REGISTERED OFFICE AT
                     MANNUTHY KODUNGALLURKAVU BHAGAVATHY TEMPLE,
                     OLLUKKARA VILLAGE, MANNUTHY.P.O., THRISSUR DISTRICT,
                     PIN-680651, REPRESENTED BY ITS PRESENT SECRETARY
                     LOHIDAKSHAN.V.K., AGED 71 YEARS, S/O.KESAVAN.V.S.,
                     VELLARAMKUNNATH HOUSE, POST OFFICE, ROAD,
                     MANNUTHY P.O., THRISSUR DISTRICT,

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 161 ::




                                                             2025:KER:46544



                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 162 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1282 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.16010 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, MUNICIPAL OFFICE ROAD,
                     KURUPPAM, THEKKINKAD MAIDAN, THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL OFFICE
                     ROAD,KURUPPAM, THEKKINKAD MAIDAN, THRISSUR,
                     PIN - 680001

           3         MUNICIPAL COUNCIL,
                     MUNICIPAL OFFICE ROAD, KURUPPAM, THEKKINKAD MAIDAN,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT/PETITIONERS AND 4TH RESPONDENT:

           1         MUMTHAS ABDUL QADAR,
                     AGED 66 YEARS
                     W/O. LATE ABDUL QADAR C.M, DOOR NO.44/1530A, 'NAHAR'
                     HOUSE, SILVER LANE, ASOKA ROAD, KALOOR, PIN - 682017

           2         ABDULLA SAMEER MERSHID,
                     AGED 46 YEARS
                     S/O. LATE ABDUL QADAR C.M, NOW RESIDING AT AL-JABRI
                     TWIN TOWERS B BLOCK, FLAT 302, AL QUASIS 1, P.O. BOX
                     57487, DUBAI, UAE, REPRESENTED BY POWER OF ATTORNEY
                     HOLDER - MUMTHAS ABDUL QADAR, W/O.LATE ABDUL QADAR
                     C.M, DOOR NO.44/1530A, 'NAHAR' HOUSE, SILVER LANE,
                     ASOKA ROAD, KALOOR, PIN - 682017
 W.A.No.986 of 2025
& con. Cases                            :: 163 ::




                                                             2025:KER:46544

           3         NADIR ABDUL QADAR,
                     AGED 40 YEARS
                     S/O. LATE ABDUL QADAR C.M., NOW RESIDING AT DOOR
                     NO.44/1530A, 'NAHAR' HOUSE, SILVER LANE, ASOKA ROAD,
                     KALOOR - 682017, REP. BY POWER OF ATTORNEY HOLDER-
                     MUMTHAS ABDUL QADAR, W/O. LATE ABDUL QADAR C.M., DOOR
                     NO.44/1530A, 'NAHAR' HOUSE, SILVER LANE, ASOKA ROAD,
                     KALOOR

           4         HAROON ABDUL QADAR,
                     AGED 36 YEARS
                     LATE ABDUL QADAR C.M., NOW RESIDING AT DOOR
                     NO.44/1530A, 'NAHAR' HOUSE, SILVER LANE, ASOKA ROAD,
                     KALOOR - 682017 REP. BY POWER OF ATTORNEY HOLDER-
                     MUMTHAS ABDUL QADAR,W/O. LATE ABDUL QADAR C.M., DOOR
                     NO.44/1530A, 'NAHAR' HOUSE, SILVER LANE, ASOKA ROAD,
                     KALOOR

           5         STATE OF KERALA,
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY
                     ITS ADDITIONAL CHIEF SECRETARY, SECRETARIAT ANNEX,
                     4TH FLOOR, G.P.O. THIRUVANANTHAPURAM,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SMT.T.K.SREEKALA

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 164 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1286 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.15396 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     BINDHU ANANTHAKRISHNAN,
                     AGED 47 YEARS
                     MADAMBI HOUSE, PUZHAYORAM ROAD, MOORKANIKKARA P.O,
                     KOZHUKULLY, THRISSUR, PIN - 680751

                     BY ADV.SRI.K.S.HARIHARAN NAIR

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 165 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1287 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.22384 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, REPRESENTED BY ITS
                     SECRETARY, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, M.O. ROAD, THRISSUR,
                     PIN - 680001

           3         THE REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, M.O. ROAD, THRISSUR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENTS)/PETITIONER AND 1ST RESPONDENT:

           1         RAJU K.R,
                     AGED 62 YEARS
                     S/O RAVEENDRAN NAIR,KURUPPAM PARAMBATH HOUSE,
                     OMKARAM, POONKUNNAM, POONKUNNAM P.O., THRISSUR
                     DISTRICT, PIN - 680002

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY TO LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.ASOK KUMAR K.P.
                     BY ADV.SRI.ABDUL HAMEED RAFI
                     BY ADV.SRI.RAKESH S MENON
 W.A.No.986 of 2025
& con. Cases                      :: 166 ::




                                                       2025:KER:46544




              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 167 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1288 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.23066 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     SREEKANTH T.A
                     AGED 64 YEARS
                     S/O T.K.ANANDARAMAN. KALYANASUNDARAM, RESIDING AT
                     SAROJ, SREEKALYAN COMPOUND, PUNKUNNAM, THRISSUR
                     DISTRICT, PIN - 680002

                     BY ADV.SRI.VINAYAK G. MENON

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 168 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1289 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.23438 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR, PIN - 680001

           3         COUNCIL-THRISSUR MUNICIPAL CORPORATION,
                     M.O.ROAD, THRISSUR DISTRICT, REPRESENTED BY MAYOR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         K. RAMAKRISHNAN,
                     AGED 69 YEARS
                     S/O. KUNNAMBATH DEVAKY AMMA, RESIDING AT PRAVEEN,
                     HARISREE VIDYANIDHI NAGAR, POONKUNNAM, THRISSUR,
                     PIN - 680002

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY TO LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN
 W.A.No.986 of 2025
& con. Cases                      :: 169 ::




                                                       2025:KER:46544


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 170 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1290 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.23522 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS:

           1         ST.FRANCIS XAVIER'S CHURCH,
                     VIJAYAPURAM, CHEROOR, ENGINEERING COLLEGE.P.O.,
                     THRISSUR, REPRESENTED BY ITS VICAR, PIN - 680009

           2         TRUSTEE,
                     ST.FRANCIS XAVIER'S CHURCH, VIJAYAPURAM, CHEROOR,
                     ENGINEERING COLLEGE.P.O., THRISSUR, PIN - 680009

                     BY ADV.SRI.LINDONS C.DAVIS
                     BY ADV.SMT.E.U.DHANYA
                     BY ADV.SRI.RAJITH DAVIS
                     BY ADV.SMT.CHINJU P. JOYIES


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 171 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1291 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.25845 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/PETITIONERS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR
                     - REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           3         COUNCIL-THRISSUR MUNICIPAL CORPORATION,
                     M.O.ROAD, THRISSUR DISTRICT- REPRESENTED BY MAYOR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         N.BABU,
                     AGED 74 YEARS
                     S/O.NEELAKANDA PILLAI, SREENILAYAM, MANNATH LANE,
                     THRISSUR, PIN - 680002

           2         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN
 W.A.No.986 of 2025
& con. Cases                      :: 172 ::




                                                       2025:KER:46544


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 173 ::




                                                                2025:KER:46544

                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1292 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.23237 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         ABIN JOHN,
                     AGED 46 YEARS
                     S/O. JOHN, CHETTUPUZHAKARAN HOUSE, CHEMBUKAVU DESOM,
                     CHEMBUKAVU VILLAGE, THRISSUR TALUK, THRISSUR CITY
                     POST, THRISSUR DISTRICT, PIN - 680020

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY TO LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.K. SAJEEV

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 174 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1293 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.19944 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         K.P.NELSON,
                     AGED 57 YEARS
                     S/O.K.I. PAVUNNY, RESIDING AT KOLLANNUR HOUSE, DOOR
                     NO.41/2966, JACOB VALLANATTU ROAD, ERNAKULAM, PIN -
                     682018

           2         THE STATE OF KERALA,
                     REPRESENTED BY PRINCIPAL SECRETARY, LOCAL
                     ADMINISTRATION DEPARTMENT, GOVERNMENT SECRETARIAT,
                     STATUE, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.JAWAHAR JOSE
                     BY ADV.SRI.VARGHESE J. PUNNACHALIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 175 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1294 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.13948 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         SECRETARY,THRISSUR MUNICIPAL CORPORATION,
                     THRISSUR CORPORATION OFFICE, THEKKINKADU MAIDAN,
                     THRISSUR, PIN - 680001

           3         MUNICIPAL COUNCIL,
                     MUNICIPAL OFFICE ROAD, KURUPPAM, THEKKINKAD MAIDAN,
                     THRISSUR,REPRESENTED BY ITS CHAIRMAN, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 4TH RESPONDENT:

           1         K M BHAVANI,
                     AGED 57 YEARS
                     D/O.MADHAVAN, KUMARANCHIRA HOUSE,EAST FORT P.O,
                     CHEMBUKKAVU VILLAGE,THRISSUR TALUK, THRISSUR
                     DISTRICT,KERALA, PIN - 680005

           2         STATE OF KERALA,
                     REPRESENTED BY ITS ADDITIONAL CHIEF SECRETARY,
                     LOCAL SELF GOVERNMENT DEPARTMENT, SECRETARIAT ANNEX,
                     4TH FLOOR, G.P.O. THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SARATH BABU KOTTAKKAL
 W.A.No.986 of 2025
& con. Cases                      :: 176 ::




                                                       2025:KER:46544


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 177 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1295 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.21439 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION CORPORATION OFFICE, THRISSUR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         P. A. JOSE,
                     AGED 74 YEARS
                     S/O.LATE ANTONY PAYAPILLI HOUSE, PUTHANANGADI,
                     THIRUVATHUKKAL (PO), KOTTAYAM, MANAGING DIRECTOR,
                     M/S. JOSCO BULLION TRADERS (P) LIMITED, PIN - 686003

           2         STATE OF KERALA,
                     REPRESENTED BY ITS PRINCIPAL SECRETARY TO THE
                     GOVERNMENT, LOCAL SELF GOVERNMENT
                     DEPARTMENT,GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.BINOY VASUDEVAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 178 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1298 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12719 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY,CORPORATION
                     OFFICE,THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION,CORPORATION OFFICE, THRISSUR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     K.P.KURIAN,
                     AGED 61 YEARS
                     S/O.K.M.PORINJU, KANGAPPADAN HOUSE, VILVATTOM,
                     ANAPPARA, RAMAVARMAPURAM P.O, THRISSUR DISTRICT,
                     PIN - 680631

                     BY ADV.SRI.BINOY VASUDEVAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 179 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1299 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12899 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     KRISHNAN K.K.,
                     AGED 54 YEARS
                     S/O. K.K. KALYANASUNDARAM, PRASHANTH NILAYAM,
                     KAANATUKKARA P.O., THRISSUR DISTRICT, PIN - 680631

                     BY ADV.SRI.VINAYAK G. MENON

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 180 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1301 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.21740 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS:

           1         ASLAM PUTHUVEETTIL ABDUL RAHIMAN
                     AGED 52 YEARS
                     S/O. ABDUL RAHIMAN, PUTHUVEETTIL RESIDENCE, MYTHRI
                     PARK, AYYANTHOLE P.O., THRISSUR DISTRICT, KERALA,
                     PIN - 680003

           2         MUMTAZ ABDUL REHMAN PUTHUVITEEL,
                     W/O. ABDUL REHMAN, OPP. MAZGAON POST OFFICE, SAIFEE
                     PARK, C WING, 10TH FLR, R NO.1004, MAZAGAON, MUMBAI,
                     MAHARASHTRA,, PIN - 400010

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 181 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1302 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.21016 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     C.A. SHAHUL HAMEED
                     AGED 54 YEARS
                     C/O. C.S. ABDUL RAHIMAN, 06/446-A CHIRAKUZHI HOUSE,
                     MANITHARA, AVANUR P.O., THRISSUR DISTRICT, KERALA,,
                     PIN - 680541

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 182 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1303 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30800 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, OFFICE OF THE THRISSUR
                     MUNICIPAL CORPORATION, M O ROAD THRISSUR P O, THRISSUR
                     DISTRICT, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION,OFFICE OF THE THRISSUR
                     MUNICIPAL CORPORATION,M O ROAD THRISSUR P O,THRISSUR
                     DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         OUSEPH,
                     AGED 72 YEARS
                     S/O ANTONY, RESIDING IN THE ADDRESS THERATTIL HOUSE,
                     ARANATTUKARA P O, THRISSUR DISTRICT, PIN - 680618

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.G.SREEKUMAR (CHELUR)

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 183 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1304 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.31328 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     LAKSHMIKUTTY NARAYANAN,
                     AGED 77 YEARS
                     W/O.C.N. APPU,SHEETHAL,PERINGAVU P.O., THRISSUR
                     DISTRICT, KERALA, PIN - 680008

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 184 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1306 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12959 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         MUNICIPAL CORPORATION OF THRISSUR,
                     THRISSUR,REPRESENTED BY ITS SECRETARY,MUNICIPAL
                     OFFICE, SWARAJ ROUND,THRISSUR, PIN - 680001

           2         SECRETARY,
                     CORPORATION OF THRISSUR, THRISSUR, MUNICIPAL OFFICE,
                     SWARAJ ROUND, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         LEO DISTRIBUTORS,
                     REP. BY PARTNER USHA PATTABHIRAMAN,N.H.BYPASS, LEO
                     LOGISTIC PARK,KUTTENALLOOR, THRISSUR, PIN - 680014

           2         STATE OF KERALA,
                     REPRESENTED BY THE PRINCIPAL SECRETARY, LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.ANIL SIVARAMAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 185 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1309 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30309 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION OFFICE, THEKKINKADU MAIDAN,
                     THRISSUR, PIN - 680001

           3         MUNICIPAL COUNCIL,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION
                     OFFICE,THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 4TH RESPONDENT:

           1         THRISSUR SERVICE CO-OPERATIVE BANK LTD. NO. 1097,
                     AGED 48 YEARS
                     REPRESENTED BY ITS SECRETARY, NISHA C.R., W/O.BIJU V.
                     N., VYSAPPATT HOUSE, P.O. MADAKKATHARA, MANNUTHY,
                     THRISSUR, KERALA, 680651, THE SECRETARY IN CHARGE,
                     THRISSUR SERVICE COOPERATIVE, P.O. OLLUR, THRISSUR,
                     KERALA-680306, THRISSUR SERVICE CO-OPERATIVE BANK LTD.
                     NO.1097, THRISSUR, KERALA, PIN - 680002

           2         STATE OF KERALA,
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY
                     ITS ADDITIONAL CHIEF SECRETARY, SECRETARIAT ANNEX,
                     4TH FLOOR, G.P.O. THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 186 ::




                                                             2025:KER:46544



                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SARATH BABU KOTTAKKAL
                     BY ADV.SMT.ARCHANA VIJAYAN
                     BY ADV.SRI.E.ADITHYAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 187 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1313 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.21830 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION,CORPORATION OFFICE,THRISSUR
                     DISTRICT,KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     P.A. ZUBAIR,
                     S/O. ABDUL KHADER, PARAKKATU VEETIL, CEO, NANDILATH G.
                     MART, CORPORATE OFFICE, THRISSUR DISTRICT, KERALA,
                     PIN - 680001

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 188 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1314 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.25629 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     ABRAHAM CHACKO,
                     AGED 65 YEARS
                     S/O. OUSEPH CHACKO PULIMOOTTIL, PULIMOOTTIL, ERANJAL,
                     KANJIKUZHY, MUTTAMBALAM, KOTTAYAM DISTRICT, KERALA,
                     PIN - 686004

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 189 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1315 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.25910 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR-680001,
                     REPRESENTED BY ITS SECRETARY

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         SREELEKSHMI.P.U.,
                     AGED 44 YEARS
                     W/O.JAYAN K MOHAN, RESIDING 5A- 5TH FLOOR, ENARC
                     APARTMENTS,MARAR ROAD THRISSUR, PIN - 680001

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT,SECRETARIAT,THIRUVANANTHAPURAM, PIN -
                     695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN
                     BY ADV.SRI.JISSMON A. KURIAKOSE
                     BY ADV.SRI.SUDEEP ARAVIND PANICKER

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 190 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1317 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.38067 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY,MUNICIPAL OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL
                     OFFICE,M.O.ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         T.N. GOPINATHAN,
                     AGED 80 YEARS
                     S/O. NARAYANAN EZHUTHACHAN, RESIDING AT 'SRIVARI',
                     THIRUVAMBADI ROAD, THIRUVAMBADI P.O., THRISSUR
                     DISTRICT, PIN - 680022

           2         STATE OF KERALA,
                     REPRESENTED BY THE ADDITIONAL CHIEF SECRETARY, LOCAL
                     SELF GOVERNMENT (RC) DEPARTMENT,GOVERNMENT
                     SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.V.N.HARIDAS
                     BY ADV.SRI.SAIFUDEEN T.S
                     BY ADV.SMT.B.SHAMEERA
                     BY ADV.SMT.NIMISHAMOL SASIDHARAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 191 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1318 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.38783 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, MUNICIPAL OFFICE ROAD,
                     KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL OFFICE ROAD,
                     KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:

           1         PARAMEKKAVU DEVASWOM,
                     ROUND EAST, CHEMBUKKAVU VILLAGE, THRISSUR TALUK,
                     THRISSUR DISTRICT, PIN CODE-680 001, REPRESENTED BY
                     ITS SECRETARY, G.RAJESH S/O.V.G.PODUVAL, RESIDING AT
                     CHANDRA VILLA, CHEMBUKKAVU VILLAGE, KEERAKULANGARA
                     DESOM, EAST FORT P.O., THRISSUR TALUK, THRISSUR
                     DISTRICT

           2         STATE OF KERALA,
                     REPRESENTED BY THE SECRETARY TO GOVERNMENT,
                     LOCAL SELF GOVERNMENT DEPARTMENT ,SECRETARIAT,
                     PALAYAM, THIRUVANANTHAPURAM, PIN - 695001


                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SHIBU JOSEPH
                     BY ADV.SRI.SAYED MANSOOR BAFAKHY THANGAL
 W.A.No.986 of 2025
& con. Cases                            :: 192 ::




                                                       2025:KER:46544

                     BY ADV.SMT.VRINDA BABU
                     BY ADV.SRI.SARATH VISWANATHAN
                     BY ADV.SRI.AMAN MANZOOR
                     BY ADV.SRI.SIDHARTH P.


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 193 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1319 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.34359 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     BALACHANDRAN C.,
                     AGED 66 YEARS
                     S/O. P.K. BHASKARA MENON, CHANGARANGATH HOUSE,
                     SHIRDHI AVENUE, KOLAZHY, THRISSUR DISTRICT, KERALA,
                     PIN - 680010

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 194 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1320 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30070 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION OFFICE, THEKKINKADU MAIDAN,
                     THRISSUR, PIN - 680001

           3         MUNICIPAL COUNCIL,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

           1         THRISSUR SERVICE CO-OPERATIVE BANK LTD NO. 1097,
                     REPRESENTED BY ITS SECRETARY, NISHA C.R., AGED 48,
                     W/O.BIJU V.N, VYSAPPATT HOUSE, P.O., MADAKKATHARA,
                     MANNUTHY, THRISSUR, KERALA, 680651, THE SECRETARY IN
                     CHARGE, THRISSUR SERVICE COOPERATIVE, P.O OLLUR,
                     THRISSUR, KERALA - 680 306, THRISSUR SERVICE
                     CO-OPERATIVE BANK LTD NO.1097,THRISSUR,KERALA,
                     PIN - 680002

           2         STATE OF KERALA,
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY ITS
                     ADDITIONAL CHIEF SECRETARY, SECRETARIAT ANNEX, 4TH
                     FLOOR, G.P.O., THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 195 ::




                                                             2025:KER:46544

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SARATH BABU KOTTAKKAL
                     BY ADV.SMT.ARCHANA VIJAYAN
                     BY ADV.SRI.E.ADITHYAN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 196 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1321 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30230 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION OFFICE, THEKKINKADU MAIDAN,
                     THRISSUR, PIN - 680001

           3         MUNICIPAL COUNCIL,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 4TH RESPONDENT:

           1         THRISSUR SERVICE CO-OPERATIVE BANK LTD NO. 1097,
                     AGED 48 YEARS
                     REPRESENTED BY ITS SECRETARY, NISHA C.R., W/O. BIJU V.
                     N, VYSAPPATT HOUSE, P.O., MADAKKATHARA, MANNUTHY,
                     THRISSUR, KERALA, 680651, THE SECRETARY IN CHARGE,
                     THRISSUR SERVICE COOPERATIVE, P.O OLLUR, THRISSUR,
                     KERALA - 680 306, THRISSUR SERVICE CO-OPERATIVE BANK
                     LTD NO.1097, THRISSUR, KERALA, PIN - 680002

           2         STATE OF KERALA
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY
                     ITS ADDITIONAL CHIEF SECRETARY, SECRETARIAT ANNEX,
                     4TH FLOOR, G.P.O. THIRUVANANTHAPURAM,
                     THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 197 ::




                                                             2025:KER:46544

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SARATH BABU KOTTAKKAL
                     BY ADV.SMT.ARCHANA VIJAYAN
                     BY ADV.SRI.E.ADITHYAN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 198 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1322 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30582 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, OFFICE OF THE THRISSUR
                     MUNICIPAL CORPORATION , M O ROAD, THRISSUR P.O,
                     THRISSUR DISTRICT, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, OFFICE OF THE
                     THRISSUR MUNICIPAL CORPORATION , M O ROAD
                     THRISSUR P.O, THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 1ST RESPONDENT:

           1         MARIAMMA
                     AGED 71 YEARS
                     THERATTIL HOUSE, ARANATTUKARA P.O, THRISSUR DISTRICT,
                     PIN - 680618

           2         THE STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM
                     DISTRICT, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.G.SREEKUMAR (CHELUR)

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 199 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1323 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.32942 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     K.A.PADMAKUMAR
                     AGED 57 YEARS
                     S/O.K.NARAYANAN NAIR, CHAIRMAN & MANAGING DIRECTOR,
                     THRISSUR BUILDERS PVT. LTD., OFFICE AT 37/2, 399/3,
                     TBPL ARCADE, NEAR VYDUTHI BHAVAN, KOTTAPPURAM,
                     THRISSUR DISTRICT, PIN - 680004

                     BY ADV.SRI.LINDONS C.DAVIS
                     BY ADV.SMT.E.U.DHANYA
                     BY ADV.SRI.RAJITH DAVIS
                     BY ADV.SMT.CHINJU P. JOYIES


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 200 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1325 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30157 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, MUNICIPAL OFFICE ROAD,
                     KURUPPAM, THEKKINKAD MAIDAN, THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT/PETITIONER:

                     NOUSHAD P. A
                     AGED 57 YEARS
                     S/O. ABDUL RAHIMAN, PUTHIYAVEETIL HOUSE, AVENUE ROAD,
                     THRISSUR P.O., THRISSUR DISTRICT,KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 201 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1328 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.8023 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY, THRISSUR CORPORATION,
                     CORPORATION OFFICE, THRISSUR DISTRICT, KERALA,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     MIRAJ DIVAKARAN PARAYIL
                     AGED 51 YEARS
                     S/O. DIVAKARAN PARAYIL, PARAYIL HOUSE, PARAYIL LANE,
                     M.G.RROAD, POOTHOLE S.O, THRISSUR DISTRICT, PIN -
                     680004

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 202 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1329 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.29725 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT,KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     NOUSHAD P. A
                     AGED 57 YEARS
                     S/O. ABDUL RAHIMAN, PUTHIYAVEETIL HOUSE, AVENUE ROAD,
                     THRISSUR P.O., THRISSUR DISTRICT, KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 203 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1330 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30258 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION OFFICE, THEKKINKADU MAIDAN,
                     THRISSUR, PIN - 680001

           3         MUNICIPAL COUNCIL,
                     MUNICIPAL OFFICE ROAD, KURUPPAM, THEKKINKAD MAIDAN,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER AND 4TH RESPONDENT:

           1         THRISSUR SERVICE CO-OPERATIVE BANK LTD NO.1097
                     REPRESENTED BY ITS SECRETARY IN CHARGE, NISHA C.R.,
                     W/O BIJU V.N, VYSAPPATT HOUSE, P.O MADAKKATHARA,
                     MANNUTHY, THRISSUR, KERALA, 680651, THRISSUR SERVICE
                     COOPERATIVE, P.O OLLUR, THRISSUR, KERALA, PIN - 680002

           2         STATE OF KERALA,
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY
                     ITS ADDITIONAL CHIEF SECRETARY, SECRETARIAT ANNEX,
                     4TH FLOOR, G.P.O. THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.G.SREEKUMAR (CHELUR)
 W.A.No.986 of 2025
& con. Cases                      :: 204 ::




                                                       2025:KER:46544



              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 205 ::




                                                                2025:KER:46544

                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1332 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.33956 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR -
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           3         COUNCIL-THRISSUR MUNICIPAL CORPORATION,
                     M.O.ROAD, THRISSUR DISTRICT, REPRESENTED BY MAYOR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         OLLUKKARA SERVICE CO-OPERATIVE BANK LTD NO. 544,
                     AGED 45 YEARS
                     REPRESENTED BY ITS SECRETARY SUBIN. E.
                     HARIDAS,MANNUTHY P.O, THRISSUR DISTRICT - 680 651,
                     SON OF E.R. HARIDAS, ETTUNGALPADY HOUSE, OLLUKKARA
                     P.O, KALATHODE, THRISSUR DISTRICT, PIN - 680655

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN
                     BY ADV.SRI.JUSSMON A KURIAKOSE
                     BY ADV.SRI.SIDHARTHAN M.T.
                     BY ADV.SRI.SANAL C.S.
 W.A.No.986 of 2025
& con. Cases                            :: 206 ::




                                                         2025:KER:46544

                     BY ADV.SMT.DEEPA K. RADHAKRISHNAN



              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 207 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1333 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30237 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION OFFICE,THEKKINKADU
                     MAIDAN,THRISSUR, PIN - 680001

           3         MUNICIPAL COUNCIL,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 4TH RESPONDENT:

           1         THRISSUR SERVICE CO-OPERATIVE BANK LTD NO.1097,
                     AGED 48 YEARS
                     REPRESENTED BY ITS SECRETARY, NISHA C.R.,
                     W/O.BIJU V. N, VYSAPPATT HOUSE, P.O MADAKKATHARA,
                     MANNUTHY, THRISSUR, KERALA, 680651, THE SECRETARY
                     IN CHARGE, THRISSUR SERVICE COOPERATIVE, P.O OLLUR,
                     THRISSUR, KERALA 680306, THRISSUR SERVICE
                     CO-OPERATIVE BANK LTD NO.1097, THRISSUR, KERALA,
                     PIN - 680002

           2         STATE OF KERALA,
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY ITS
                     ADDITIONAL CHIEF SECRETARY, SECRETARIAT ANNEX,
                     4TH FLOOR, G.P.O.THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 208 ::




                                                             2025:KER:46544




                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SARATH BABU KOTTAKKAL
                     BY ADV.SMT.ARCHANA VIJAYAN
                     BY ADV.SRI.E.ADITHYAN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 209 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1334 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30233 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, THRISSUR CORPORATION
                     OFFICE, THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           3         MUNICIPAL COUNCIL,
                     MUNICIPAL OFFICE ROAD, KURUPPAM, THEKKINKAD MAIDAN,
                     THRISSUR,REPRESENTED BY ITS SECRETARY, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 4TH RESPONDENT:

           1         THRISSUR SERVICE CO-OPERATIVE BANK LTD NO.1097,
                     REPRESENTED BY ITS SECRETARY, THRISSUR SERVICE
                     CO-OPERATIVE BANK LTD NO. 1097, THRISSUR, KERALA,
                     PIN - 680002

           2         STATE OF KERALA,
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY
                     ITS ADDITIONAL CHIEF SECRETARY, SECRETARIAT ANNEX,
                     4TH FLOOR, G.P.O. THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SARATH BABU KOTTAKKAL
                     BY ADV.SMT.ARCHANA VIJAYAN
                     BY ADV.SRI.E.ADITHYAN
 W.A.No.986 of 2025
& con. Cases                      :: 210 ::




                                                       2025:KER:46544




              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 211 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1335 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.13091 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     ST. SEBASTIAN CHURCH,
                     NELLIKKUNNU.P.O., THRISSUR, REPRESENTED BY ITS VICAR,
                     PIN - 680005

                     BY ADV.SRI.LINDONS C.DAVIS
                     BY ADV.SMT.E.U.DHANYA
                     BY ADV.SRI.RAJITH DAVIS
                     BY ADV.SMT.CHINJU P. JOYIES
                     BY ADV.SMT.N.S.SHAMILA

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 212 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1336 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.29422 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     NOUSHAD P. A,
                     AGED 57 YEARS
                     S/O.ABDUL RAHIMAN, PUTHIYAVEETIL HOUSE,
                     AVENUE ROAD,THRISSUR P.O., THRISSUR DISTRICT,
                     KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 213 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1337 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.3150 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS:

                     P.T. KRISHNADAS,
                     AGED 73 YEARS
                     S/O.N.T.UNNIKRISHNAN NAMBIAR, SOUPARNIKA, 32,
                     18/524 (TC 37/1306), SANTHI NAGAR,
                     THRISSUR DISTRICT, KERALA, PIN - 680003

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 214 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1338 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30307 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION OFFICE, THEKKINKADU MAIDAN,
                     THRISSUR, PIN - 680001

           3         THE MUNICIPAL COUNCIL,
                     MUNICIPAL OFFICE ROAD, KURUPPAM, THEKKINKAD MAIDAN,
                     THRISSUR, REPRESENTED BY SECRETARY, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 4TH RESPONDENT:

           1         THRISSUR SERVICE CO-OPERATIVE BANK LTD. NO.1097,
                     REPRESENTED BY ITS SECRETARY, NISHA C.R.,
                     AGED 48, W/O.BIJU V.N, VYSAPPATT HOUSE, P.O.
                     MADAKKATHARA, MANNUTHY, THRISSUR, KERALA-680651,
                     THE SECRETARY IN CHARGE, THRISSUR SERVICE
                     CO- PERATIVE, P.O. OLLUR, THRISSUR, KERALA- 680306,
                     THRISSUR SERVICE CO-OPERATIVE BANK LTD.NO.1097,
                     THRISSUR, KERALA, PIN - 680002

           2         STATE OF KERALA
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED
                     BY ITS ADDITIONAL CHIEF SECRETARY, SECRETARIAT
                     ANNEX, 4TH FLOOR, G.P.O. THIRUVANANTHAPURAM,
                     THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 215 ::




                                                             2025:KER:46544




                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SARATH BABU KOTTAKKAL


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 216 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1345 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.16464 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REP. BY ITS SECRETARY, CORPORATION OFFICE, THRISSUR,
                     PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 3RD RESPONDENT:

           1         K.A.FRANCIS,
                     AGED 57 YEARS
                     SON OF ANTHONY, KULANGARA HOUSE, CHETTUPUZHA DESOM,
                     PULLAZHY VILLAGE, PO.CHETTUPUZHA,THRISSUR DISTRICT,
                     PIN - 680012

           2         THE STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO GOVERNMENT, LOCAL
                     ADMINISTRATION DEPARTMENT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.R.PARTHASARATHY

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 217 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1347 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.29663 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT,KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     NOUSHAD P. A.,
                     AGED 57 YEARS
                     S/O. ABDUL RAHIMAN, PUTHIYAVEETIL HOUSE, AVENUE ROAD,
                     THRISSUR P.O., THRISSUR DISTRICT, KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 218 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1349 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.13258 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 AND 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, MUNICIPAL CORPORATION
                     OFFICE, THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL CORPORATION
                     OFFICE,THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         GEETHA,
                     AGED 58 YEARS
                     W/O.SIVARAMAN,PALLISERY
                     HOUSE,THAMARAPPILLY,MULLASSERY,PUVATHUR, THRISSUR,
                     PIN - 680508

           2         STATE OF KERALA,
                     REPRESENTED BY THE SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, GOVERNMENT SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.SUDHINKUMAR

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 219 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1351 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.18420 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, MUNICIPAL OFFICE ROAD,
                     KURUPPAM, THEKKINKADU MAIDAN, TRISSUR, KERALA,
                     PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, KURUPPAM,
                     THEKKINKADU MAIDAN, TRISSUR, KERALA, PIN - 680001

           3         MUNICIPAL COUNCIL,
                     THRISSUR MUNICIPAL CORPORATION, REPRESENTED BY
                     SECRETARY THEKKINKADU MAIDAN, KURUPPAM, TRISSUR,
                     KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 4TH RESPONDENT:



           1         JALAJAM SOMAPALAN,
                     AGED 67 YEARS
                     W/O. SOMAPALAN ,POTTEKATT HOUSE, VADANAPALLY,
                     THRITHALLUR WEST, THRISSUR, KERALA, PIN - 680619

           2         STATE OF KERALA,
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED
                     BY ITS ADDITIONAL CHIEF SECRETARY, SECRETARIAT
                     ANNEX, 4TH FLOOR, G.P.O. THIRUVANANTHAPURAM,
                     THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 220 ::




                                                             2025:KER:46544




                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.AKHIL SURESH



              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 221 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1352 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.15064 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION,CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     LAKSHMIKUTTY NARAYANAN,
                     AGED 77 YEARS
                     W/O.C.N.APPU, SHEETHAL, PERINGAVU P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680008

                     BY ADV.SRI.M.R.DHANIL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 222 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1353 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.39104 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, MUNICIPAL OFFICE ROAD,
                     KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, KERALA,
                     PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL OFFICE ROAD,
                     KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, KERALA, PIN -
                     680001

           3         MUNICIPAL COUNCIL,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL OFFICE ROAD,
                     KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, KERALA, PIN -
                     680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 4TH RESPONDENT:



           1         TRICHUR TENNIS TRUST,
                     REPRESENTED BY ITS SECRETARY, TENNIS & SPORTS
                     ACADEMY, PUNKUNNAM P.O, PUZHAKKAL, THRISSUR, KERALA,
                     PIN - 680306

           2         STATE OF KERALA
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY
                     ITS ADDITIONAL CHIEF SECRETARY, SECRETARIAT ANNEX,
                     4TH FLOOR, G.P.O. THIRUVANANTHAPURAM, PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 223 ::




                                                             2025:KER:46544



                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.AKHIL SURESH
                     BY ADV.SMT.KALLIYANI KRISHNA B.



              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 224 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1354 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.38454 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION , CORPORATION OFFICE,
                     KURUPPAM, THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     FATHIMA K MUHAMMAD,
                     AGED 45 YEARS
                     W/O.MUHAMMAD, POONKUNNA, KOTTAPURAM, THRISSUR,
                     PIN - 680667

                     BY ADV.SRI.VISHNU NARAYANAN
                     BY ADV.SMT.THEJALAKSHMI R.S.
                     BY ADV.SMT.ANGEL WILSON E.
                     BY ADV.SMT.SHENI KRISHNA R.N.


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                             :: 225 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                        PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                              &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                   W.A.NO.1358 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.37429 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)PETITIONERS:

           1         ARAVIND K.V.P.
                     AGED 48 YEARS
                     S/O.VENUGOPALAN K., KIDANGAPPILLY HOUSE,
                     RM CO APARTMENT, 5TH BLOCK, 9/200/31 PULLAZHI P.O.,
                     MANAKKODY, THRISSUR DISTRICT, KERALA,
                     PIN - 680012

           2         JOBY K.J
                     AGED 44 YEARS
                     S/O.JOSE, KOLLANNUR HOUSE, SASTHRI LANE,
                     ARANATTUKARA,AYYANTHOLE P.O.THRISSUR DISTRICT,
                     PIN - 680003

           3         K. P. SIMON
                     AGED 81 YEARS
                     S/O.PAULOSE, KUTTIKKAT HOUSE, MUNDUR P.O., ANJUR,
                     THRISSUR DISTRICT,KERALA, PIN - 680541

           4         FEJISH LAL,
 W.A.No.986 of 2025
& con. Cases                            :: 226 ::




                                                             2025:KER:46544

                     AGED 47 YEARS
                     S/O.LAZAR LAL, CHUNGATH HOUSE, KANJANI ROAD,
                     OLARIKKARA, PULLAZHI P.O., MANAKKODY, THRISSUR
                     DISTRICT, KERALA, PIN - 680012

           5         STANLY DAVIS
                     AGED 45 YEARS
                     S/O. DAVIS, KANJIRATHINGAL HOUSE,PULLAZHI P.O.,
                     MANAKKODY, THRISSUR DISTRICT, KERALA, PIN - 680012

           6         VELAYI
                     AGED 72 YEARS
                     W/O.RAMAKRISHNAN, SSR HOUSE, KANIYARKODE, THRISSUR
                     DISTRICT, KERALA, PIN - 680594

                     BY ADV.SRI.M.R.DHANIL


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 227 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1359 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.42384 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION, MUNICIPAL OFFICE ROAD,
                     THRISSUR, REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL OFFICE ROAD,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     M/S.CASINO CULTURAL AUDITORIUM LIMITED,
                     T.B.ROAD, THRISSUR, KERALA -REPRESENTED BY ITS
                     GENERAL MANAGER SIJO JOY VARGHESE, S/O.JOY VARGHESE,
                     M/S.CASINO HOTELS LIMITED T.B. ROAD,THRISSUR,
                     PIN - 680021

                     BY ADV.SRI.R.S.KALKURA
                     BY ADV.SRI.M.S.KALESH
                     BY ADV.SRI.HARISH GOPINATH
                     BY ADV.SRI.P.I.NAJUMAL HUSSAIN
                     BY ADV.SRI.H.KIRAN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 228 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1360 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.43823 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT, KERALA, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     RAPHEAL PONTHEKKAN ANTONY @ RAFI ANTONY,
                     AGED 66 YEARS
                     S/O.P.I.ANTONY, PONTHEKKAN HOUSE, CARMEL PARK,
                     MUNDUPALAM, THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 229 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1361 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.43838 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     MUNICIPAL CORPORATION OFFICE,THRISSUR,REPRESENTED BY
                     ITS SECRETARY, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION,MUNICIPAL CORPORATION
                     OFFICE,THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONERS:

           1         JOHNSON T.P,
                     AGED 60 YEARS
                     S/O. PAUL,THATTIL IMBAVU HOUSE, PULLAZHI
                     P.O.,OLARIKKARA,THRISSUR, PIN - 680012

           2         DAISON T.P,
                     AGED 56 YEARS
                     S/O.PAUL,THATTIL IMBAVU HOUSE,PULLAZHI
                     P.O.,OLARIKKARA,THRISSUR, PIN - 680012

           3         TIXON T.P,
                     AGED 52 YEARS
                     S/O. PAUL, THATTIL IMBAVU HOUSE,PULLAZHI P.O.,
                     OLARIKKARA, THRISSUR, PIN - 680012

                     BY ADV.SRI.SANTHOSH P. ABRAHAM

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 230 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1362 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.45122 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT/(S)/RESPONDENTS:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT,KERALA, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION,CORPORATION
                     OFFICE,THRISSUR DISTRICT,KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     RAPHEAL PONTHEKKAN ANTONY @ RAFI,
                     AGED 66 YEARS
                     S/O.P.I.ANTONY,P ONTHEKKAN HOUSE, CARMEL PARK,
                     MUNDUPALAM, THRISSUR DISTRICT, KERALA, PIN - 680001

                     BY ADV.SRI.M.R.DHANIL
                     BY ADV.SMT.SENITTA P. JOJO


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 231 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1364 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.23454 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENT:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O. ROAD, THRISSUR,
                     REPRESENTED BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O. ROAD, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         IBRAHIMKUTTY N.A
                     AGED 67 YEARS
                     S/O. LATE ABDUL KHADER, NAMBIPUNNILATH HOUSE,
                     MANA LANE, KOORKANCHERY DESOM, KOORKKANCHERY
                     VILLAGE, THRISSUR DISTRICT, PIN - 680007

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY TO LOCAL SELF
                     GOVERNMENT DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.P.K.SAJEEV

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 232 ::




                                                                2025:KER:46544




                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1387 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.25502 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR - REPRESENTED
                     BY ITS SECRETARY, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           3         COUNCIL- THRISSUR MUNICIPAL CORPORATION,
                     M.O.ROAD, THRISSUR DISTRICT- REPRESENTED BY MAYOR,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         K.RAMAKRISHNAN,
                     AGED 69 YEARS
                     S/O.KUNNAMBATH DEVAKY AMMA, RESIDING AT PRAVEEN,
                     HARISREE VIDYANIDHI NAGAR, POONKUNNAM, THRISSUR,
                     PIN - 680002

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL- SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 233 ::




                                                             2025:KER:46544

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 234 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1389 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.30060 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 TO 3:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY SECRETARY, THRISSUR CORPORATION OFFICE,
                     THEKKINKADU MAIDAN, THRISSUR, PIN - 680001

           2         SECRETARY,
                     THRISSUR CORPORATION OFFICE, THEKKINKADU MAIDAN,
                     THRISSUR, PIN - 680001

           3         MUNICIPAL COUNCIL,
                     THRISSUR CORPORATION OFFICE, THEKKINKADU MAIDAN,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 4TH RESPONDENT:

           1         THRISSUR SERVICE CO-OPERATIVE BANK LTD NO.1097,
                     REPRESENTED BY ITS SECRETARY, NISHA C.R., AGED 48,
                     W/O.BIJU V. N, VYSAPPATT HOUSE, P.O., MADAKKATHARA,
                     MANNUTHY, THRISSUR, KERALA, 680651,THE SECRETARY IN
                     CHARGE, THRISSUR SERVICE COOPERATIVE, P.O
                     OLLUR,THRISSUR, KERALA - 680 306, THRISSUR SERVICE
                     CO-OPERATIVE BANK LTD NO.1097, THRISSUR, KERALA,
                     PIN - 680002

           2         STATE OF KERALA,
                     LOCAL SELF GOVERNMENT DEPARTMENT, REPRESENTED BY ITS
                     ADDITIONAL CHIEF SECRETARY, SECRETARIAT ANNEX, 4TH
                     FLOOR, G.P.O. THIRUVANANTHAPURAM, THIRUVANANTHAPURAM,
                     PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 235 ::




                                                             2025:KER:46544




                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.SARATH BABU KOTTAKKAL

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 236 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1390 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.21677 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 3 ADN 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, MUNICIPAL ROAD,
                     THRISSUR, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL ROAD,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND RESPONDENTS 1 AND 2:



           1         COCHIN DEVASWOM BOARD,
                     REPRESENTED BY ITS SECRETARY,
                     COCHIN DEVASWOM BOARD OFFICE, ROUND NORTH,
                     THRISSUR, PIN - 680001

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY TO GOVERNMENT,
                     REVENUE (DEVASWOM) DEPARTMENT, SECRETARIAT,
                     THIRUVANANTHAPURAM, PIN - 695001

           3         THE DIRECTOR OF URBAN AFFAIRS,
                     DEPARTMENT OF URBAN AFFAIRS, FIRST FLOOR,
                     SWARAJ BHAVAN, PMG JUNCTION, TTC JUNCTION ROAD,
                     NANTHANCODU P.O,KOWDIAR, THIRUVANANTHAPURAM,
                     PIN - 695003
 W.A.No.986 of 2025
& con. Cases                            :: 237 ::




                                                             2025:KER:46544

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY SRI.K.P.SUDHEER, SC, COCHIN DEVASWOM


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 238 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1391 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.10471 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS:

           1         THE THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     THRISSUR DISTRICT,KERALA, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR CORPORATION, CORPORATION OFFICE, THRISSUR
                     DISTRICT, KERALA, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER:

                     ALUKKA VARGHESE JOSE,
                     AGED 80 YEARS
                     S/O. ALUKKA JOSEPH VARGHESE, WHITE FIELD,
                     ALUKKA HOUSE, ARISTO ROAD, EAST FORT P.O.,
                     THRISSUR DISTRICT, KERALA, PIN - 680005

                     BY ADV.SRI.M.R.DHANIL


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 239 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1397 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.12937 OF 2024
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         SECRETARY, THRISSUR CORPORATION (SOUGHT TO BE
                     IMPLEADED), THRISSUR, PIN - 678001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         KALLADA HOTELS,
                     REPRESENTED BY ITS MANAGING PARTNER, VII/1009,
                     BYPASS, MANNUTHY, THRISSUR, PIN - 680651

           2         STATE OF KERALA,
                     REPRESENTED BY SECRETARY TO DEPARTMENT OF LOCAL SELF
                     GOVERNMENT, DEPARTMENT OF LOCAL SELF GOVERNMENT
                     SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 240 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1400 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.7753 OF 2025
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THE THRISSUR MUNICIPAL CORPORATION,
                     REP BY ITS SECRETARY, OFFICE OF THE THRISSUR MUNICIPAL
                     CORPORATION, POST THRISSUR, THRISSUR TALUK, THRISSUR
                     DISTRICT, PIN - 680001

           2         THE SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, POST THRISSUR,
                     THRISSUR TALUK, THRISSUR DISTRICT, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:

           1         MELU SEBASTIAN,
                     AGED 46 YEARS
                     W/O. SEBASTIAN, CHETTUPUZHA HOUSE, KUTTANELLUR
                     VILLAGE, DESOM, THRISSUR TALUK, THRISSUR DISTRICT,
                     PIN - 680014

           2         STATE OF KERALA
                     REPRESENTED BY THE SECRETARY TO GOVERNMENT, LOCAL
                     SELF GOVERNMENT (L) DEPARTMENT, GOVERNMENT OF KERALA,
                     THIRUVANANTHAPURAM, PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.V.V.JOY
                     BY ADV.SRI.RAJIT

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 241 ::




                                                                2025:KER:46544



                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1401 OF 2025
         AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.8577 OF 2025
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION
                     CORPORATION OFFICE, M.O.ROAD, THRISSUR - REPRESENTED
                     BY ITS SECRETARY., PIN - 680001

           2         REVENUE OFFICER
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR -, PIN - 680001

           3         COUNCIL OF THRISSUR CORPORATION
                     CORPORATION OFFICE, THRISSUR MUNICIPAL CORPORATION,
                     M.O.ROAD, THRISSUR DISTRICT- REPRESENTED BY MAYOR.,
                     PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND RESPONDENTS 1, 5 AND 6:

           1         RAMSINGH
                     AGED 72 YEARS
                     S/O SREENIVASAN, VAZHOOR HOUSE, POONKUNNAM DESOM,
                     THRISSUR VILLAGE, THRISSUR DISTRICT, PIN - 680002

           2         BEENA RAMSINGH
                     AGED 68 YEARS
                     W/O RAMSINGH, VAZHOOR HOUSE, POONKUNNAM DESOM,
                     THRISSUR VILLAGE, THRISSUR DISTRICT, PIN - 680002

           3         STATE OF KERALA
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 242 ::




                                                             2025:KER:46544




           4         TAHSILDAR
                     THRISSUR TALUK, HRISSUR DISTRICT, PIN - 680001

           5         VILLAGE OFFICER
                     THRISSUR VILLAGE, THRISSUR DISTRICT, PIN - 680001


                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.K.R.ARUN KRISHNAN


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 243 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1421 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.25912 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 1 ADN 3:

           1         THRISSUR CORPORATION
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         ADDL.R3. SECRETARY,
                     THRISSUR CORPORATION, THRISSUR - 680001 (ADDL.R3
                     IMPLEADED AS PER ORDER DATED 04-03-2025 IN IA 1/2024
                     IN WPC)

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER AND 2ND RESPONDENT:

           1         KIRAN JACOB
                     AGED 36 YEARS, S/O JACOB P.J., PANAKKAL HOUSE,
                     WOMENS CLUB ROAD, CHEMBUKKAVU, THRISSUR DISTRICT,
                     PIN - 680020

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 244 ::




                                                                2025:KER:46544


                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1477 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.44637 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS 1 AND 2:

           1         THRISSUR CORPORATION,
                     REPRESENTED BY ITS SECRETARY, THRISSUR, PIN - 680001

           2         SECRETARY, THRISSUR CORPORATION,
                     THRISSUR CORPORATION, THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONERS AND 3RD RESPONDENT:

           1         ALEX RAPHEL,
                     AGED 32 YEARS
                     S/O.RAPPAI, OLLUKKARAN HOUSE, 1197/25, KURIACHIRA P.O,
                     THRISSUR, PIN - 680006

           2         RAPPAI C.O,
                     AGED 74 YEARS
                     S/O CHAKORU, OLLUKKARAN HOUSE, 1197/25,
                     KURIACHIRA P.O, THRISSUR, PIN - 680006

           3         CELINE RAPPAI,
                     AGED 72 YEARS
                     W/O.RAPPAI, OLLUKKARAN HOUSE, 1197/25,
                     KURIACHIRA P.O, THRISSUR, PIN - 680006

           4         STATE OF KERALA
                     KERALA, REPRESENTED BY SECRETARY DEPARTMENT OF LOCAL
                     SELF GOVERNMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001
 W.A.No.986 of 2025
& con. Cases                            :: 245 ::




                                                             2025:KER:46544



                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.A.R.NIMOD
                     BY ADV.SRI.M.A.AUGUSTINE


              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 246 ::




                                                                2025:KER:46544

                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1517 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.14832 OF 2023
                             OF HIGH COURT OF KERALA

APPELLANT(S)/RESPONDENTS 2 TO 4:

           1         THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY ITS SECRETARY, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           2         REVENUE OFFICER,
                     THRISSUR MUNICIPAL CORPORATION, CORPORATION OFFICE,
                     M.O.ROAD, THRISSUR, PIN - 680001

           3         COUNCIL-THRISSUR MUNICIPAL CORPORATION,
                     REPRESENTED BY MAYOR, M.O.ROAD, THRISSUR DISTRICT,
                     PIN - 680001

                     BY SRI. SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION

RESPONDENT(S)/PETITIONER AND 1ST RESPONDENT:

           1         WILLIAMS.K.A,
                     AGED 53 YEARS
                     S/O.KANGAPPADAN ANTHONY, KANGAPPADAN HOUSE, ERINJERY
                     ANGADY, CHEMBUKKAVU VILLAGE, THRISSUR THALUK, THRISSUR
                     DISTRICT, PIN - 680523

           2         STATE OF KERALA,
                     REPRESENTED BY ITS SECRETARY, LOCAL SELF GOVERNMENT
                     DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
                     PIN - 695001

                     BY SMT.K.R.DEEPA, SPECIAL GOVERNMENT PLEADER
                     BY ADV.SRI.ARUN KRISHNAN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                            :: 247 ::




                                                                2025:KER:46544




                       IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                       PRESENT

                THE HONOURABLE DR. JUSTICE A.K.JAYASANKARAN NAMBIAR

                                             &

                         THE HONOURABLE MR. JUSTICE P.M.MANOJ

                 MONDAY, THE 30TH DAY OF JUNE 2025/9TH ASHADHA, 1947

                                 W.A.NO.1519 OF 2025
        AGAINST THE JUDGMENT DATED 10.04.2025 IN W.P(C).NO.19202 OF 2024
                             OF HIGH COURT OF KERALA



APPELLANT(S)/RESPONDENTS:

           1         THRISSUR CORPORATION,
                     MUNICIPAL OFFICE ROAD THRISSUR, REPRESENTED BY ITS
                     SECRETARY, PIN - 680001

           2         SECRETARY,
                     THRISSUR MUNICIPAL CORPORATION, MUNICIPAL OFFICE ROAD,
                     THRISSUR, PIN - 680001

                     BY SRI.SANTHOSH P.PODUVAL, SC, THRISSUR CORPORATION


RESPONDENT(S)/PETITIONER:

                     M/S.CASINO HOTELS LIMITED,
                     T.B. ROAD, THRISSUR, REPRESENTED BY ITS GENERAL
                     MANAGER M/S. CASINO HOTELS LIMITED T.B. ROAD,
                     THRISSUR, SIJO JOY VARGHESE, S/O.JOY VARGHESE,
                     PIN - 680001

                     BY ADV.SRI.R.S.KALKURA
                     BY ADV.SRI.M.S.KALESH
                     BY ADV.SRI.HARISH GOPINATH
                     BY ADV.SRI.P.I.NAJUMAL HUSSAIN

              THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON
        25.06.2025 ALONG WITH W.A.NO.986/2025 AND CONNECTED CASES,
        THE COURT ON 30.06.2025 DELIVERED THE FOLLOWING:
 W.A.No.986 of 2025
& con. Cases                                :: 248 ::




                                                                          2025:KER:46544

                                                                               "C.R."

                                     JUDGMENT

[WA Nos.986/2025, 987/2025, 988/2025, 989/2025, 990/2025, 992/2025, 1001/2025, 1002/2025, 1003/2025, 1004/2025, 1005/2025, 1006/2025, 1007/2025, 1008/2025, 1009/2025, 1011/2025, 1012/2025, 1013/2025, 1014/2025, 1015/2025, 1016/2025, 1018/2025, 1022/2025, 1024/2025, 1025/2025, 1026/2025, 1027/2025, 1029/2025, 1031/2025, 1032/2025, 1033/2025, 1034/2025, 1035/2025, 1036/2025, 1037/2025, 1038/2025, 1039/2025, 1041/2025, 1044/2025, 1045/2025, 1046/2025, 1047/2025,, 1048/2025, 1049/2025, 1054/2025, 1055/2025, 1056/2025, 1057/2025, 1058/2025, 1059/2025, 1064/2025, 1065/2025, 1066/2025, 1067/2025, 1068/2025, 1069/2025, 1070/2025, 1071/2025, 1072/2025, 1080/2025, 1083/2025, 1084/2025, 1086/2025, 1092/2025, 1105/2025, 1106/2025, 1113/2025, 1115/2025, 1118/2025, 1119/2025, 1120/2025, 1121/2025, 1123/2025, 1127/2025, 1129/2025, 1130/2025, 1131/2025, 1132/2025, 1133/2025, 1134/2025, 1140/2025, 1141/2025, 1142/2025, 1143/2025, 1144/2025, 1145/2025, 1146/2025, 1172/2025, 1173/2025, 1174/2025, 1176/2025, 1177/2025, 1186/2025, 1187/2025, 1188/2025, 1189/2025, 1190/2025, 1192/2025, 1194/2025, 1195/2025, 1197/2025, 1198/2025, 1199/2025, 1200/2025, 1202/2025, 1206/2025, 1210/2025, 1214/2025, 1216/2025, 1219/2025, 1221/2025, 1226/2025, 1229/2025, 1232/2025, 1234/2025, 1236/2025, 1239/2025, 1240/2025, 1244/2025, 1245/2025, 1246/2025, 1247/2025, 1248/2025, 1250/2025, 1251/2025, 1255/2025, 1257/2025, 1259/2025, 1265/2025, 1274/2025, 1278/2025, 1280/2025, 1281/2025, 1282/2025, 1286/2025, 1287/2025, 1288/2025, 1289/2025, 1290/2025, 1291/2025, 1292/2025, 1293/2025, 1294/2025, 1295/2025, 1298/2025, 1299/2025, 1301/2025, 1302/2025, 1303/2025, 1304/2025, 1306/2025, 1309/2025, 1313/2025, 1314/2025, 1315/2025, 1317/2025, 1318/2025, 1319/2025, 1320/2025, 1321/2025, 1322/2025, 1323/2025, 1325/2025, 1328/2025, 1329/2025, 1330/2025, 1332/2025, 1333/2025, 1334/2025, 1335/2025, 1336/2025, 1337/2025, 1338/2025, 1345/2025, 1347/2025, 1349/2025, 1351/2025, 1352/2025, 1353/2025, 1354/2025, 1358/2025, 1359/2025, 1360/2025, 1361/2025, 1362/2025, 1364/2025, 1387/2025, 1389/2025, 1390/2025, 1391/2025, 1397/2025, 1400/2025, 1401/2025, 1421/2025, 1477/2025, 1517/2025 & 1519/2025 ]

Dr. A.K. Jayasankaran Nambiar, J.

This batch of writ appeals preferred by the Thrissur

Corporation impugns the common judgment dated 10.04.2025 of a

learned Single Judge in W.P.(C).No.12364 of 2024 and connected

cases.

2. The brief facts necessary for disposal of these writ

appeals are as follows:

The writ petitioners had approached this Court through the

writ petitions aforementioned, aggrieved by the demand notices issued

to them by the appellant Thrissur Corporation for recovery of property

& con. Cases :: 249 ::

2025:KER:46544

tax assessed in respect of their properties for the assessment years

from 2016-17 onwards. The challenge to the demands served on them

was essentially threefold: (i) it was argued that by virtue of the

provisions of Section 539 of the Kerala Municipality Act [hereinafter

referred to as the "Act"], there could not have been a demand of

property tax beyond the period of three years from the date on which

the property tax fell due; (ii) the revision in the rates of property tax

by the appellant Corporation could not have resulted in a fixation of a

rate of tax that was more than 100% of the existing rate; and (iii) the

fixation of the rate of property tax by the appellant Corporation was

without complying with the procedural requirements for the same as

stipulated under the Kerala Municipality Act and Rules.

3. The learned Single Judge, who considered the writ

petitions, framed the following issues for consideration namely;

(i) What is the mode of assessment contemplated under section 233 of the Act as well as the Rules thereon?

(ii) What are the requirements under the Act and the Rules that have been complied with by the Thrissur Municipality?

(iii) Whether there are any non-compliances with the requirements and if so, whether such non-compliance would affect the levy and the consequential demand?

(iv) Whether the power under section 282 of the Act can be exercised to levy property tax from 2016-17 onwards?

(v) Whether the demand notices issued in the instant cases are barred by limitation?

(vi) Whether the rules are unconstitutional since under Article 243X only the Legislature of a State can make a law for levying tax ?

4. After hearing the counsel for the writ petitioners and the

& con. Cases :: 250 ::

2025:KER:46544

learned Standing Counsel for the Corporation, the learned Single

Judge proceeded to answer the said issues as follows:

Issue No.(i) was answered by analyzing the scheme of the

Act and Rules in relation to the levy, assessment and collection of

property tax; Issue No.(ii) was answered by holding that the general

requirements under Rule 4(4) of the Kerala Municipality (Property Tax,

Service Cess and Surcharge) Rules, 2011 [hereinafter referred to as

the "Rules"] were complied with; Issue No.(iii) was answered by

holding that the requirement under Rule 4(4) of the Rules, of

publication of the final rates of property tax in two newspapers, was

mandatory and that a substantial compliance thereof would not suffice;

Issue No.(iv) was answered by holding that a Municipality under the

Act cannot assess under Section 282 of the Act, persons who have

already been assessed to property tax whether it be from 2016-17

onwards or otherwise; Issue No.(v) was answered by holding that

under Section 539 of the Act, the recovery of arrears through the

issuance of demand notices could not be resorted to beyond the period

of three years from the date of the demand; and lastly, (vi) on the issue

of constitutionality of the Rules, it was found that the Rules could not

be said to be unconstitutional as alleged by the writ petitioners.

5. Based on the said findings, the learned Single Judge

proceeded to dispose the writ petitions with the following directions:

"(1) The basic property tax fixation in respect of Thrissur Corporation has not been carried out in accordance with law as it failed to comply with rule 4(4) of the Rules.

(2) Petitioners cannot hence be made liable to pay the annual property tax demanded in the respective demand notices at the revised

& con. Cases :: 251 ::

2025:KER:46544

rates. All the demand notices impugned in these writ petitions are quashed.

(3) The Thrissur Corporation shall carry out the procedure as prescribed by law from the stage of rule 4(4) of the Rules afresh, without any delay.

(4) After completing the procedure in accordance with law, fresh demand notices can be issued, demanding property tax at the revised rates for the period from three years prior to the date of such demand."

6. As already noticed, the Thrissur Corporation, which was

the respondent in the writ petitions, is the appellant before us. Its

contentions in the writ appeals are targeted at the legality of the

directions issued by the learned Single Judge in the impugned

judgment, which require it to publish the final rates fixed by it for

property tax in newspapers, and through the other modes prescribed

under Rule 4(4) of the Rules and issue demand notices only after

completion of the said exercise. The appellant also impugns the

direction of the learned Single Judge that mandates that fresh demand

notices can be issued demanding property tax at the revised rates only

for the period from three years prior to the date of the fresh demands.

7. We have heard Sri.Santhosh P. Poduval, the learned

Standing Counsel for the appellant Corporation in all these writ

appeals and the various counsel who appeared for the respondents

therein.

8. On a consideration of the rival submissions, we find that

for the reasons that are to follow, these writ appeals must fail.

& con. Cases                              :: 252 ::




                                                                  2025:KER:46544

9. The primary challenge of Sri.Santhosh P. Poduval, the

learned Standing Counsel for the Thrissur Corporation, is against the

finding of the learned Single Judge that the provisions of Rule 4(4) of

the Rules, requiring the publication of the final rate fixed by the

appellant Corporation in the manner specified under the Rules, is

mandatory and not directory. It is his submission, based on the

judgments in Sharif-ud-din v. Abdul Gani Lone - [(1980) 1 SCC

403] and Raza Buland Sugar Co. Ltd., Rampur, v. Municipal

Board, Rampur - [AIR 1965 SC 895] that the provisions of Rule 4(4)

have to be seen as merely directory and not mandatory and, in as

much as the appellant Corporation had subsequently issued a public

notice in the newspapers requiring the owners of properties to submit

their returns in Form-2 appended to the Rules, the requirement of

informing the public of the rates fixed by the appellant Corporation

had to be seen as merely directory, and substantially complied with. It

is his further contention that the provisions for limitation under

Section 539 of the Act would not be applicable in the instant cases

since it was trite that the liability to property tax forms a charge over

the property concerned; that since the charge runs with the property,

the appellant Corporation can always proceed against the properties

for the unrealised arrears of property tax, without confining the

recovery steps to a period of three years from the date of the original

demand.

10. We have considered the said submissions of the learned

Standing Counsel for the appellant Corporation. Rule 4(4) of the Rules

& con. Cases :: 253 ::

2025:KER:46544

reads as follows:

"4. Fixing of rates of basic property tax.- (1) The Municipality shall, by resolution, fix the rates of basic property tax in whole number to be levied in the area of the Municipality to a square meter of plinth area for each category of building, mentioned below in accordance with the use, if the Government have fixed their sub- categories, for it also, subject to the minimum and maximum limits of basic tax rates fixed by the Government as per sub-section (2) of section 233, for each category of building, namely,:-

                            (I)           used for residential purpose;
                            (ii)          used for industrial purpose;
                            (iii)         used for schools or hospitals;
                            (iv)          used for amusement parks, mobile telephone tower:
                            (v)           used for commercial purpose;
                            (vi)          used for other purposes;
                            (vii)         Any other category of buildings as notified by the
                                          Government:

                             (2)           The Council shall, initially consider preliminary

proposals to fix rates of basic property tax or revision of existing rates and before passing a resolution for fixing rates finally, notice as to the intention of that resolution shall be published in the notice board of the office of the municipality and in a newspaper having wide circulation in the area of the Municipality and in the places directed by the Council and publicity shall be given to the notice through pamphlets, noticeboards etc. and a period of not less than thirty days shall be allowed to submit objections and if any objections are received within the time stipulated that shall be considered by the council.

(3) The rates of basic property tax for all buildings of same category or its subcategories, as the case may be, shall be the same throughout the area of the Municipality in accordance with use.

(4) The Secretary shall publish a notification specifying the final rates of basic property tax fixed by the Council and the date of its commencement and the period during which it will be in force, the notification shall be published in the noticeboard of the office of Municipality and in two newspapers having circulation in the area of the Municipality. Publicity shall be given to the said notification through pamphlets, ward level noticeboards etc. (emphasis supplied)

(5) The rates of basic property tax fixed by the Council shall have effect for a period of five years from the date of its commencement and the Council shall revise the rates to be in force for the next each five year period by making addition at the rate of twenty five percentage of the existing rates as per sub-section (4) of section 233 in due course and those shall be published as per sub-rule (4).

11. On an analysis of the said provisions, in the backdrop of

Article 265 read with Article 243-X of the Constitution, that offer

citizens a constitutional guarantee that there will be no levy or

collection of taxes except by authority of law, we would think that the

purport of the procedure mandated by the Rules is to bring to the

& con. Cases :: 254 ::

2025:KER:46544

notice of the people within the territorial limits of a local area, the

rates of property tax fixed by the local authority in respect of their

properties within those territorial limits.

12. In the instant cases, the facts in the writ petitions would

reveal that the State Government had fixed the minimum and

maximum limits of property tax as early as on 14.01.2011. Taking cue

from the said order of the State Government, the appellant

Corporation had passed a Resolution and fixed draft rates of property

tax that fell within the minimum and maximum rates fixed by the State

Government. The areas within the limits of the appellant Corporation

were also divided and classified as primary, secondary and tertiary for

the purposes of application of the said rates of property tax. The draft

rates were then published in newspapers on 24.05.2013, whereby

objections were invited from the public to the draft rates. It is the

submission of the learned Standing Counsel for the appellant that no

objections were received from any person to the draft rates of property

tax. Subsequently, by a resolution dated 13.11.2013, the appellant

Corporation finalized the rates of property tax. The final rates were

published only on the notice board of the appellant Corporation, and

the Corporation did not take any steps to publish the final rates

through the other modes prescribed in Rule 4(4) above. The appellant

Corporation did, however, by a publication dated 03.03.2014 in

newspapers, direct the owners of buildings to submit their returns in

Form-2 appended to the Rules. Thereafter, nothing was done for a

period of five years owing to contradictory directions issued by the

& con. Cases :: 255 ::

2025:KER:46544

State Government. On 06.03.2019, the State Government issued an

order clarifying that the effective date of levy of property tax would be

01.04.2016. Soon thereafter, by another decision that was taken by the

appellant Corporation on 16.11.2019, the Municipal Council decided to

collect service cess also, in addition to the property tax, from the

owners of property. This decision of the Municipal Council was

published in newspapers on 04.03.2020, and although objections were

called for from the persons in the locality, only one objection was

received. Thereafter, on 28.12.2020, the draft notification was

confirmed and through separate notices dated 27.01.2021 and

22.02.2021 that were published in the newspapers, the property

owners were directed to submit their details in Form-2 appended to

the Rules so that the details collected could be uploaded in the Ksmart

software. The demand notices that were impugned in the writ

petitions were issued only from 2023 onwards.

13. The chronology of events aforementioned would clearly

indicate that in January, 2013, when the appellant Corporation passed

a resolution finalizing the rates, the procedure for publication of these

rates as mandated under Rule 4(4) was not strictly adhered to. This

effectively meant that the property owners within the territorial limits

of the appellant Corporation were not aware of the final rates of

property tax fixed in relation to their property. The mandate of Article

265 read with Article 243-X of the Constitution is clearly that there can

be no levy or collection of property tax except by authority of law. The

subject matter of levy being a tax, the rate at which such tax would be

& con. Cases :: 256 ::

2025:KER:46544

imposed had to be made known to assessees well before the

assessment in respect of their properties was completed. A breach of

the publication requirement under the Rules effectively rendered the

statutory exercise of fixing the rate of tax entrusted to the appellant

Corporation, incomplete. The consequence that ensued was that there

had been no effective finalization of the rates of property tax by the

appellant Corporation despite their taking a decision to finalize the

rates.

14. Although the learned Standing Counsel for the appellant

Corporation relied on the decisions in Sharif-ud-din (supra) and

Raza Buland Sugar Co. Ltd. (supra), we find that the said decisions

do not really come to the aid of the appellant on the facts of the instant

cases. In the case of Raza Buland Sugar Co. Ltd. (supra), the Court

was considering the issue of levy of water tax by the Municipal Board

of Rampur in terms of the U.P. Municipalities Act 2 of 1916. The

procedure for imposition of tax envisaged a publication of proposals

and draft rules and thereafter the publication of the final Rules before

the imposition of the tax. Dealing with the mandate of the Rules in two

stages, the first pertaining to the stage of calling for objections to the

draft rules before finalizing the Rules, and the second stage where the

finalized Rules would be published for the benefit of the assessee, the

Supreme Court found that in as much as the object of providing for

publication of proposals and draft rules was to invite objections from

the inhabitants of the Municipality, who had to pay the tax, the

purpose of such publication had to be seen as one intended to further

& con. Cases :: 257 ::

2025:KER:46544

the democratic process, and to provide a reasonable opportunity of

being heard to those who were likely to be affected by the tax, before

it was imposed on them. In that sense, it was held that the procedure

of publication was to be seen as mandatory. As regards the second

part of the procedure which provided for the manner of publication of

the final Rules, it was found that the manner of publication specified in

the Rules was not intended to be mandatory in nature. The Court

found that so long as there was substantial compliance with the Rule

that required a publication, that would suffice for the purposes of the

Rule. On the facts of that case, it was found that there was a

substantial compliance with the statutory provisions. On the facts of

the cases before us, however, we find from a reading of Rule 4(4) that

the intention of the Rule making authority was clearly to provide for a

wide publication of the rates of property tax finalized by the appellant

Corporation. However, of the three modes prescribed for publication,

the appellant chose the least effective mode of publication, namely,

publishing on the appellant's notice board. It dispensed with the

requirement of publication in two newspapers and the requirement of

publication through pamphlets, ward level noticeboards etc. This can

hardly be said to be a substantial compliance, even if the Rule is

interpreted to be merely directory, and not mandatory, in nature. The

decision in Sharif-ud-din (supra) is also clearly distinguishable on

facts. As observed by the Supreme Court in the said case, in order to

find out the true character of legislation, the Court has to ascertain the

object which the provision of law in question has to sub-serve and its

design and the context in which it is enacted. If the object of a law is

& con. Cases :: 258 ::

2025:KER:46544

to be defeated by non-compliance with it, it has to be regarded as

mandatory. But when a provision of law relates to the performance of

any public duty and the invalidation of any act done in disregard of

that provision causes serious prejudice to those for whose benefit it is

enacted and at the same time who have no control over the

performance of the duty, such provision should be treated as a

directory one. Where, however, a provision of law prescribes that a

certain act has to be done in a particular manner by a person in order

to acquire a right and it is coupled with another provision which

confers an immunity on another when such act was not done in that

manner, the former has to be regarded as a mandatory one. On the

facts in the instant cases, if the non-compliance of the procedure under

Rule 4(4) is seen as violative of the constitutional safeguard envisaged

by Articles 265 read with 243-X, then surely one would have to treat

the provisions of Rule 4(4) in relation to publication as mandatory and

not merely directory.

15. It might be apposite in this context to refer to the

decision of the Supreme Court in Messrs Govind Saran Ganga

Saran v. Commissioner of Sales Tax & Ors. - [1985 (Supp) SCC

205] where the Court emphasized on the salient features that clothe a

levy of tax with legal validity, in the following words:

"The components which enter into the concept of a tax are well known. The first is the character of the imposition known by its nature which prescribes the taxable event attracting the levy, the second is a clear indication of the person on whom the levy is imposed and who is obliged to pay the tax, the third is the rate at which the tax is imposed, and the fourth is the measure or value to which the rate will be applied for computing the tax liability. If those components are not clearly and definitely ascertainable, it is difficult to say that the levy exists in point of law. Any uncertainty or

& con. Cases :: 259 ::

2025:KER:46544

vagueness in the legislative scheme defining any of those components of the levy will be fatal to its validity."

Inasmuch as the procedure envisaged under the Rules for publication

of the finalized rates of property tax, was not complied with by the

appellant Corporation, it cannot be seen as having legitimately

exercised its power of taxation in relation to the levy and collection of

property tax. On the contrary, their inaction in the matter of

publication of the final rates of tax, rendered their subsequent demand

notices illegal and unconstitutional.

The upshot of the above discussion is that we see no reason

to interfere with the findings of the learned Single Judge in the

impugned judgment. The Writ Appeals therefore fail, and are

accordingly dismissed. The appellant Corporation shall ensure that

the procedure of publication of the final rates is done expeditiously

and demand notices served on the assessees concerned only after

completing an assessment thereafter. The demands issued in respect

of the re-determined property tax shall be confined to a prior period of

three years from the date of service of the fresh demand notices, as

directed by the learned Single Judge.

Sd/-

DR. A.K.JAYASANKARAN NAMBIAR JUDGE

Sd/-

P.M. MANOJ JUDGE prp/

 
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