Citation : 2025 Latest Caselaw 4880 Ker
Judgement Date : 7 March, 2025
2025:KER:20916
W.P.(C). Nos.33560 of 2022 & 425 of 2023
:1:
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE VIJU ABRAHAM
FRIDAY, THE 7TH DAY OF MARCH 2025 / 16TH PHALGUNA, 1946
WP(C) NO. 33560 OF 2022
PETITIONER:
SCOOBEE DAY GARMENTS (INDIA) LTD
(FORMERLY VICTORY PAPER & BOARDS (INDIA) LTD.
REPRESENTED BY ITS DIRECTOR, ANNA ALUMINUM BUILDING
KIZHAKKAMBALAM - 683 562.
BY ADVS. KURIAN GEORGE KANNANTHANAM (SR.)
TONY GEORGE KANNANTHANAM
THOMAS GEORGE
RESPONDENTS:
1 STATE OF KERALA.,
REPRESENTED BY THE SECRETARY TO GOVERNMENT,
INDUSTRIES DEPARTMENT GOVERNMENT SECRETARIAT,
TRIVANDRUM - 695 001.
2 THE DIRECTOR OF INDUSTRIES & COMMERCE,
SECRETARIAT, TRIVANDRUM - 695001.
BY ADV ADVOCATE GENERAL OFFICE KERALA
OTHER PRESENT:
GP-RIYAL DEVASSY
THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
07.03.2025, ALONG WITH WP(C).425/2023, THE COURT ON THE SAME
DAY DELIVERED THE FOLLOWING:
2025:KER:20916
W.P.(C). Nos.33560 of 2022 & 425 of 2023
:2:
IN THE HIGH COURT OF KERALA AT ERNAKULAM
PRESENT
THE HONOURABLE MR.JUSTICE VIJU ABRAHAM
FRIDAY, THE 7TH DAY OF MARCH 2025 / 16TH PHALGUNA, 1946
WP(C) NO. 425 OF 2023
PETITIONER:
SCOOBEE DAY GARMENTS (INDIA) LTD
AGED 52 YEARS
SCOOBEE DAY GARMENTS (INDIA) LTD. (FORMERLY VICTORY
PAPER & BOARDS (INDIA) LTD. REPRESENTED BY ITS
DIRECTOR, ANNA ALUMINUM BUILDING, KIZHAKKAMBALAM,
PIN - 683562
BY ADVS. ALEX GEORGE (CHAMAPPARAYIL)
TONY GEORGE KANNANTHANAM
THOMAS GEORGE
EBEE ANTONY
RESPONDENTS:
1 STATE OF KERALA
REPRESENTED BY THE SECRETARY TO GOVERNMENT, REVENUE
DEPARTMENT, GOVERNMENT SECRETARIAT, TRIVANDRUM,
PIN - 695001
2 THE STATE LAND BOARD
REPRESENTED BY ITS SECRETARY, VELLAYAMBALAM ROAD,
TRIVANDRUM, PIN - 695033
3 THE TALUK LAND BOARD
REPRESENTED BY THE SPECIAL DEPUTY TAHSILDAR,
PALAKKAD, PIN - 678001
GP- RIYAL DEVASSY
THIS WRIT PETITION (CIVIL) HAVING COME UP FOR ADMISSION
ON 07.03.2025, ALONG WITH WP(C).33560/2022, THE COURT ON THE
SAME DAY DELIVERED THE FOLLOWING:
2025:KER:20916
W.P.(C). Nos.33560 of 2022 & 425 of 2023
:3:
VIJU ABRAHAM, J.
-- -- -- -- -- -- -- -- -- -- -- -- --
W.P.(C) Nos.33560 of 2022 & 425 of 2023
-- -- -- -- -- -- -- -- -- -- -- -- --
Dated this the 7th day of February, 2025
JUDGMENT
Since a common issue is involved in both these writ petitions,
they were heard and disposed of by a common judgment.
2. In W.P.(C)No.33560 of 2022, the petitioner challenges
Ext.P18 order, whereas in W.P.(C)No.425 of 2023 the petitioner
challenges Exts.P4 and P28 and seeks for a direction to
respondents 2 to 3 to keep in abeyance all proceedings initiated
against the petitioner's properties under Section 87 of the Kerala
Land Reforms Act, till a final decision is taken and concluded on
the application given by the petitioner to establish a Private
Industrial Park, which is subject matter of W.P.(C)No.33560 of
2022.
3. Petitioner, a company with an intention to establish a
"Private Industrial Park", purchased 52 acres of land by 7
registered documents executed between 31.10.1994 and
31.05.1996, situated in Palakkad District. As per Ext.P2 order 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
produced in W.P.(C)No.33560 of 2022, permission was granted by
the Revenue Divisional Officer under the Kerala Land Utilisation
Order for setting up an industrial unit. The Private Industrial Park
was sought to be established on the basis of Ext.P3 Scheme of the
Government for establishment of Private Industrial Parks as
notified by the Government in Ext.P4 Government Order. One of
the conditions of eligibility to apply for permission to set up a
Private Industrial Park was that the promoter should have a
minimum of 50 acres of land, which was later reduced to 25 acres
by subsequent orders. It is also specified in Ext.P3 that once an
Industrial Park is sanctioned, it will confer a right on the Developer
for exemption from the provisions of Section 81(3)(a) of the Kerala
Land Reforms Act, 1963(for short 'the KLR Act, 1963'). It is
contended that the initial investment expected was about Rs.100
crores, over and above the cost of land in the possession of the
petitioner and the project if launched could offer employment to
hundreds of people. Thereupon the petitioner submitted Ext.P5
formal application for the issuance of a Private Industrial
Development Permit. A detailed inspection was conducted by a
high power committee and Ext.P7 report was submitted, wherein it 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
was recommended that the subject property having an extent of
52.87 acres is suitable for setting up a Private Industrial Estate.
Thereafter no further action was taken in this regard. The
petitioner would contend that if Section 82 of the KLR Act, 1963 is
to apply, by which the maximum area of land that can be held by
the petitioner is only 15 acres going by Section 82(1)(d) of the Act,
the same would be inconsistent with the scheme contemplated by
the Government since as per Ext.P3, in order to apply for
permission to establish a Private Industrial Park, the applicant
should have a minimum of 50 acres. It is in the said circumstance
that Section 81(3) will become relevant, which would enable the
Government from exempting the land on account of any special use
to which such land is put, from the provisions of Chapter III of the
KLR Act, 1963. It is taking note of the said provision that the
Government in Ext.P3 has assured that once permission to
establish an Industrial Park is granted, that will confer a right of
exemption under Section 81(3) from the provisions of Chapter III of
the KLR Act, 1963. In the light of the above, it is the contention of
the learned senior counsel appearing for the petitioner that the
question as to whether the land held by the petitioner is 'excess 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
land' or not is not relevant for the consideration of petitioner's
application for establishing an Industrial Park and the same would
be relevant only if the petitioner's application is rejected otherwise.
Since nothing positive was turning out, the petitioner approached
this Court filing W.P(C)No.11939/2021 and this Court by Ext.P9
judgment directed the Government to take a decision on Ext.P5
application submitted by the petitioner for the issuance of a Private
Industrial Estate Developer permit. Though a hearing was
conducted, no decision was taken and the Government filed
Ext.P11 application seeking extension of time by 3 months for
complying with the direction. The only reason stated in Ext.P11 is
that a gazette notification is required to exclude a particular land
from the purview of Clause 81(3) of KLR Act, 1963 and the
Committee constituted as per G.O.(Rt.)No.76/2021/ID dated
20.01.2021 is not competent to take a decision on granting
exemption from the above case and therefore, further time is
required. Though this Court was not satisfied of the reasons stated
seeking enlargement of time, granted time up to 10.11.2021. While
so, the name of the petitioner company was changed into the
present one as per Ext.P13 certificate of incorporation. Even after 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
extension of time was granted by this Court as per Ext.P12, no
decision was taken by the Government. Thereupon the Government
filed another application seeking extension of time as evident from
Ext.P14, wherein a different stand was taken by the Government
that it is not possible to issue permit to any Private Industrial Park
with more than 15 acres of land, unless they have obtained
exemption under Section 81(3)of the KLR Act, 1963. Later
Government issued Ext.P15 order along with Ext.P16 whereby a
new Scheme was formulated as "Private Industrial Estate Scheme
2022". The petitioner submits that Exts.P15 and P16 are not in
supersession of Exts.P3 and P4 and can only be prospective. Later
the Government issued Ext.P17 order streamlining the procedure
for applying for exemption from the ceiling limits under the KLR
Act, 1963 and thereafter issued Ext.P18 order in compliance with
the direction in Ext.P9 judgment directing the petitioner to apply
for exemption as per Ext.P16 Government Order. It is the case of
the petitioner that the direction of this Court in Ext.P9 was not in
fact complied with. It is aggrieved by the same that the present
writ petition is filed.
4. A detailed counter affidavit has been filed by the 2 nd 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
respondent in W.P.(C)No.33560 of 2022, who is the Director of
Industries & Commerce, wherein it is admitted that the
Government of Kerala has introduced a scheme 'Private Industrial
Estate Scheme 2017' as per G.O.(Ms)No.47/2017/ID dated
20/06/2017 so as to promote private entities to develop Private
Industrial Estate in the State, which mandates that the entities
owning and possessing 50 acres or more and desirous of
developing the land with infrastructure and utilities for allotment
to Industries, may apply in the prescribed format to KINFRA, which
was the nodal agency, for Private Industrial Estate Developer
permit. The application submitted by the promoters for Private
Industrial Estate(PIE) should be scrutinized by a Committee which
has to recommend the suitability of the land for the implementation
of the project. It is also admitted that in the Government Order
referred to above, the main benefits conferred on the PIE
Developer is a developer permit under the Kerala Panchayat
Building Rules 2011/Kerala Municipality Building Rules, 1999 and
also an exemption under Section81(3) of KLR Act, 1963 from the
ceiling provision of the PIE property. It is also contended that
though the Scheme was implemented, it faced several obstacles 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
and the Government did not get much applications as the
stipulation was that the land should be above 50 acres and hence
the said stipulation was reduced to 25 acres. Even then the
response was very poor. It is further submitted that Ext.P3 is only
the frame work of a Scheme introduced by Ext.P4, which is not
having the force of a statute. The benefits offered under clause 5 of
Ext.P3 is the benefits made available to the PIE developer on
granting a permit to that effect and for availing such benefits, steps
have to be taken by the applicant. Though such condition was
incorporated in Clause 2 granting exemption under Section 81(3)
of KLR Act, 1963, such incorporation will not in itself confer such
right of the applicant and the applicant has to undergo the
Provisions of Section 81(3) of the Act for getting such exemption.
The Government have issued Ext.R2(a) order constituting District
Level Committee for scrutiny of applications and formalities of
guidelines for processing of applications for exemption under
Section 81(3) of KLR Act, 1963. It is further submitted that the
issue of excess land would not arise, only if the gazette notification
is issued by the Government exempting the specified land from the
ceiling as provided under Section 81(3)(b) of KLR Act, 1963, for 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
which necessary steps has to be initiated by the petitioner. Though
there is a provision that on granting Developer permit the
exemption under Section 81(3) of KLR Act, 1963 will be granted
from the ceiling provision of the PIE property, the statutory
provisions required under the KLR Act cannot be overrided by
guidelines for the setting up of Private Industrial Estate by the
issuance of an executive order. It is further submitted that the
Industries Department has made modifications to the frame work
and introduced a new scheme 'Private Industrial Estate Scheme
2022' wherein the application is to be submitted before the
Director of Industries & Commerce and the minimum extent of land
required was reduced to 10 acres and it is also provided that the
Private Industrial Park is proposed in an extent of land above 15
acres, necessary exemption under KLR Act, 1963 will be granted as
per the established procedure and the established procedure is to
apply to the Revenue Department. Therefore, the declaration that
the PIE Developer permit shall confer on the PIE Developer
exemption under Section 81(3) of KLR Act, 1963, was suitably
corrected so as to avoid ambiguity and that with the
implementation of the new PIE 2022 Scheme, 2017 Scheme is no 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
longer in existence. It is in the said circumstance that Ext.P18
communication was issued directing the petitioner to file
application seeking exemption.
5. I have heard the rival contentions on both sides.
6. The petitioner submitted Ext.P5 application for the
issuance of Private Industrial Estate Developer permit based
Ext.P3 Scheme and Ext.P4 Government Order. Going by Ext.P3
Scheme a Private Industrial Estate Developer permit shall confer
on the Private Industrial Estate Developer exemption under Section
81(3) of the KLR Act, 1963 from the ceiling provision for the PIE
property. Going by Section 82 of the KLR Act, 1963 the maximum
area of land that can be held by the petitioner is 15 acres. Even
going by Ext.P3, to apply for permission to establish a Private
Industrial Park the applicant should have a minimum of at least 50
acres. If it is 50 acres, naturally the ceiling limit will come in to
play. Section 81(3) of the KLR Act, 1963 deals with exemption from
the ceiling limit as provided in the said Act which mandates that
the Government may if they are satisfied that it is necessary to do
so in the public interest on account of any special use to which any
land is put or on account of any land being bonafide required for 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
the purpose of conversion into plantation or for the extension or
preservation of an existing plantation or for any commercial,
industrial, educational or charitable purpose, by notification in
the gazette exempt such land from the provisions of this chapter,
subject to such restrictions and conditions as they may deem fit to
impose. Therefore, going by Section 81(3), if the Government is
satisfied that it is necessary to do so in the public interest grant
exemption for land from any ceiling limit, if the land is being
bonafide required for any purpose, including industrial purpose.
Government when came up with Ext.P3 Scheme was well aware
that the requirement of land is a minimum of 50 acres and if such
an Industrial Estate is established, the land will be used for
industrial purposes and it is taking note of the said fact that the
minimum requirement for starting a private industrial estate is 50
acres and also taking note of the fact the private industrial estates
are establishing industries therein, the Government took a
conscious decision to exempt the said PIE property from the
provisions of KLR Act, 1963 as per Section 81(3). Such a decision
was taken and such a benefit was conferred as per Ext.P3 as the
Government was well aware that only on giving such exemption 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
from the ceiling provision that the private industrial estate could be
established, as going by the mandate of the Scheme a minimum of
at least 50 acres is required in this regard. A perusal of Ext.P4,
which is an order implementing the Private Industrial Estate
Scheme, specifically mandates the issuance of permit to the
developer and if there is any failure on the part of the developer,
the conditions of the permit empowers the Government to order
KINFRA to take over the management of Private Industrial Estate.
Therefore, even if the development permit is issued, the same is
with a rider that the developer has to fulfill all the promises and
also provide all services committed by them and if any failure on
the part of the developer, the Government could take over the
estate. The application submitted by the petitioner has to be
considered in the said background. In Ext.P9 judgment a specific
direction was issued to the Government to finalise the proceedings
on Ext.P5 application submitted by the petitioner for the issuance
of a Private Industrial Estate Developer permit. The stand of the
Government is that a new Scheme has now been implemented as
per Ext.P16 whereby certain modifications were imposed on the
earlier Scheme, based on which the petitioner has made the 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
application. In the new Scheme the requirement of the extent of
land was reduced to 15 acres and that necessary exemption under
the KLR Act, 1963 will be granted as per the established
procedure. The stand of the Government in the counter affidavit
that Ext.P3 is only a Scheme for implementation of the project and
have no statutory value, cannot be accepted at all especially for the
reason that Ext.P3 is based on Ext.P4 Government Order. Further,
Ext.P16 also is based on Ext.P15 Government Order and therefore,
the contention of the Government that Ext.P3 has no statutory
force, cannot be accepted.
7.The issue involved could be considered in another angle.
Going by Section 81(3) of the KLR Act, 1963 if the Government is
satisfied that certain land is used for industrial purpose, the
Government is empowered to grant exemption from the ceiling
limit as provided under Chapter III of the KLR Act, 1963. If Ext.P5
application is considered and the Government chose to allow the
said application based on Ext.P7 recommendation, in which it was
found that the land is suitable for establishment of industrial park,
naturally that is a consideration and finding by the Government to
the effect that a particular land is used for industrial purpose, in 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
which case naturally the Government is empowered to grant
exemption from the ceiling limit going by Section 81(3) of the KLR
Act, 1963. It is taking note of these aspects that the Government in
Ext.P3 took a stand that on issuance of development permit it is
deemed that the Private Industrial Estate property will be
exempted from the provisions of the KLR Act, 1963.
8. In the light of the above facts and circumstances I find
considerable force in the contention of the petitioner that Exts.P15
and P16, implementing the new Scheme of 2022 is not in
supersession or modification of the earlier orders - Exts.P3 and P4.
The further contention of the Government in Ext.P18 that the
petitioner has to make necessary application on the basis of
Ext.P17 seeking exemption from the ceiling limit for consideration
of Ext.P5 application for issuance of the Private industrial Estate
Developer permit also cannot be accepted. Ext.P17 is a general
order simplifying the procedures for consideration of the
application under Section 81(3) of the KLR Act, 1963 for a
promoter. But that cannot be clubbed with the application
submitted by the petitioner, which is for the establishment of a
Private Industrial Estate based on Exts.P3 and P4, wherein the 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
Government has taken a conscious decision to confer exemption
under Section 81(3) of the KLR Act, 1963 from the ceiling provision
as soon as the Private Industrial Estate Developer Permit is issued.
Therefore, the stand of the Government in Ext.P18 that for
consideration of Ext.P5 application the petitioner has to approach
the concerned authority seeking exemption from ceiling limit on
the basis of Ext.P17 Government Order cannot be accepted. As
rightly contended by the learned Senior Counsel for the petitioner
the question of exemption from ceiling limit will come into force
only after a decision is taken on Ext.P5 application for the issuance
of a the Private Industrial Estate Developer Permit. It is also to be
noted that the Committee as per Ext.P7 has, after considering all
the relevant aspects, recommended that the land proposed for
starting the Private Industrial Estate is suitable for setting up of a
Private Industrial Estate. Therefore, the direction in Ext.P18 that
only after the petitioner makes an application seeking exemption
from the ceiling limit as provided in the KLR Act, 1963, Ext.P5
application will be considered cannot be accepted.
9. In view of the above Ext.P18 is set aside. There will be a
consequential direction to the Government to consider Ext.P5 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
application submitted by the petitioner for Private Industrial
Estate Developer permit, in accordance with the conditions
stipulated in Exts.P3 and P4 without insisting for the petitioner to
seek exemption under Section 81(3) of the KLR Act, 1963 from the
ceiling provision in respect of the Private Industrial Estate property
offered by the petitioner. A decision in this regard shall be taken
within an outer limit of 3 months from the date of receipt of a copy
of this judgment, after affording an opportunity of being heard to
the petitioner.
10. The relief sought for in W.P.(C)No.425 of 2023 is not to
take any further proceedings pursuant to Exts.P4 and P28 notices
till a decision is taken on the application submitted by the
petitioner to establish a Private Industrial Park. In view of the fact
that Ext.P5 application for the issuance of a Private Industrial
Estate Developer Permit is pending consideration, I find
considerable force in the request made by the petitioner that no
further action shall be taken pursuant to Exts.P4 and P28 notices
till a decision is taken on the application submitted by the
petitioner for establishment of a Private Industrial Park. Therefore,
W.P.(C)No.425 of 2023 is disposed of directing the respondents to 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
keep in abeyance all proceedings initiated against the petitioner's
property under Section 87 of the KLR Act, 1963, till a final decision
is taken on the application submitted by the petitioner for
establishment of a Private Industrial Park.
With the above said directions, the above writ petitions are
disposed of.
Sd/-
VIJU ABRAHAM JUDGE sm/ 2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
APPENDIX OF WP(C) 425/2023
PETITIONER EXHIBITS
Exhibit.P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 9-8-1994 ISSUED BY THE REGISTRAR OF COMPANIES, KERALA.
Exhibit-P2 TRUE COPY OF THE ORDER DATED 6-6-1996 ISSUED BY THE REVENUE DIVISIONAL OFFICER, PALAKKAD.
Exhibit-P3 . TRUE COPY OF THE APPLICATION DATED 16- 12-1996 TO THE 2ND RESPONDENT.
Exhibit-P4 TRUE COPY OF THE NOTICE DATED 30-8-2018 FROM THE 3RD RESPONDENT.
Exhibit-P5 TRUE COPY OF THE REPLY DATED 19-9-2018 TO THE 3RD RESPONDENT.
Exhibit-P6 TRUE COPY OF THE LETTER DATED 12-10-2018 TO THE 3RD RESPONDENT.
Exhibit-P7 TRUE COPY OF THE LETTER DATED 27-10-2018 TO THE 3RD RESPONDENT.
Exhibit-P8 TRUE COPY OF THE LETTER DATED 22-1-2020 FROM THE 3RD RESPONDENT.
Exhibit-P9 TRUE COPY OF THE LETTER DATED 18-2-2020 TO THE CHAIRMAN, TALUK LAND BOARD, PALAKKAD
Exhibit-P10 TRUE COPY OF THE SCHEME FOR ESTABLISHING PRIVATE INDUSTRIAL PARKS, NOTIFIED BY THE STATE GOVERNMENT.
2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
Exhibit-P11 TRUE COPY OF THE GOVERNMENT ORDER G.O. (MS) NO.47/2017/ID DATED 20-6-2017 ISSUED BY THE GOVERNMENT
Exhibit-P12 TRUE COPY OF THE REPORT ON SETTING UP OF A PRIVATE INDUSTRIAL ESTATE BY M/S. VICTORY PAPER AND BOARDS INDIA LTD.
Exhibit-P13 TRUE COPY OF THE REPRESENTATION DATED 15- 3-2021 SUBMITTED TO THE PRINCIPAL SECRETARY TO THE GOVT.
Exhibit-P14 TRUE COPY OF THE JUDGMENT DATED 29-6-2021 IN WP(C)NO. 11939/2021 OF THIS HON.
COURT.
Exhibit15 TRUE COPY OF THE APPLICATION FOR EXTENSION OF TIME DATED 16-9-2021 FILED BY THE 1ST RESPONDENT.
Exhibit-P16 TRUE COPY OF THE ORDER DATED 1-11-2021 IN WP(C)NO. 11939/21 OF THIS HON. COURT.
Exhibit-P17 TRUE COPY OF THE CERTIFICATE OF INCORPORATION ISSUED BY THE REGISTRAR OF COMPANIES.
Exhibit-P18 TRUE COPY OF THE APPLICATION WITH AFFIDAVIT DARTED 17-11-2021 IN WP(C)NO.11939/21 OF THIS HON. COURT.
Exhibit-P19 TRUE COPY OF THE ORDER G.O. (MS)NO.31/2022/ ID DATED 2-4-2022 ISSUED BY THE GOVERNMENT
Exhibit-P20 TRUE COPY OF THE ORDER DATED 30-3-2022 OF PRIVATE INDUSTRIAL ESTATE (PIE) SCHEME -
2022.
2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
Exhibit-P21 TRUE COPY OF THE ORDER DATED 27-8-2022 ISSUED BY THE GOVERNMENT.
Exhibit-P22 TRUE COPY OF THE ORDER DATED 20-9-2022 ISSUED BY THE GOVERNMENT.
Exhibit-P23 TRUE COPY OF THE NOTICE DATED 18-5-2020 BY THE CHAIRMAN, TALUK LAND BOARD, PALAKKAD
Exhibit-P24 TRUE COPY OF THE LETTER DATED 1-6-2020 FROM THE KERALA INDUSTRIAL INFRASTRUCTURE DEVELOPMENT CORPORATION.
Exhibit-P25 TRUE COPY OF THE LETTER DATED 1-6-2020 TO THE 3RD RESPONDENT.
Exhibit-P26 TRUE COPY OF THE REPORT DATED 11-9-2020 OF THE DISTRICT INDUSTRIAL SITE SELECTION COMMITTEE, PALAKKAD
Exhibit27 TRUE COPY OF THE LETTER DATED 15-9-2020 ISSUED BY THE TALUK LAND BOARD, PALAKKAD
Exhibit-P28 TRUE COPY OF THE NOTICE DATED 28-1-2021 ISSUED BY THE 3RD RESPONDENT
Exhibit-P29 TRUE COPY OF THE HEARI8ANG NOTE SUBMITTED THE TALUK LAND BOARD, PALAKKAD SUBMITTED ON 24-11-2022.
2025:KER:20916 W.P.(C). Nos.33560 of 2022 & 425 of 2023
APPENDIX OF WP(C) 33560/2022
PETITIONER EXHIBITS
Exhibit P1 TRUE COPY OF THE CERTIFICATE OF INCORPORATION DATED 9-8-1994 ISSUED BY THE REGISTRAR OF COMPANIES, KERALA.
Exhibit P2 TRUE COPY OF THE ORDER DATED 6-6-1996 ISSUED BY THE REVENUE DIVISIONAL OFFICER, PALAKKAD.
Exhibit P3 TRUE COPY OF THE SCHEME FOR ESTABLISHING PRIVATE INDUSTRIAL PARKS, NOTIFIED BY THE STATE GOVERNMENT.
Exhibit P4 TRUE COPY OF THE GOVERNMENT ORDER G.O. (MS) NO.47/2017/ID DATED 20-6-2017 ISSUED BY THE GOVERNMENT
Exhibit P5 TRUE COPY OF THE FORMAL APPLICATION TO THE KINFRA ON 6-3-2020 SUBMITTED BY THE PETITIONER
Exhibit P6 TRUE COPY OF THE COVERING LETTER DATED 6- 3-2020 BY THE PETITIONER
Exhibit P7 TRUE COPY OF THE REPORT ON SETTING UP OF A PRIVATE INDUSTRIAL ESTATE BY M/S. VICTORY PAPER AND BOARDS INDIA LTD.
Exhibit P8 TRUE COPY OF THE REPRESENTATION DATED 15- 3-2021 SUBMITTED BY THE PETITIONER.
Exhibit P9 TRUE COPY OF THE JUDGMENT DATED 29-6-2021 IN WP(C)NO. 11939/2021 OF THIS HON.
COURT.
2025:KER:20916
W.P.(C). Nos.33560 of 2022 & 425 of 2023
Exhibit P10 TRUE COPY OF THE NOTICE NO.
170/G1/2020/ID DATED 20-7-2021 ISSUED BY THE GOVERNMENT.
Exhibit P11 TRUE COPY OF THE APPLICATION FOR EXTENSION OF TIME DATED 16-92021 FILED BY THE 1ST RESPONDENT.
Exhibit P12 TRUE COPY OF THE ORDER DATED 1-11-2021 IN WP(C)NO. 11939/21 OF THIS HON. COURT.
Exhibit P13 TRUE COPY OF THE CERTIFICATE OF INCORPORATION ISSUED BY THE REGISTRAR OF COMPANIES.
Exhibit P14 TRUE COPY OF THE APPLICATION WITH AFFIDAVIT DARTED 17-11-2021 IN WP(C)NO.11939/21 OF THIS HON. COURT.
Exhibit P15 TRUE COPY OF THE ORDER G.O. (MS)NO.31/2022/ ID DATED 2-4-2022 ISSUED BY THE GOVERNMENT.
Exhibit P16 TRUE COPY OF THE ORDER DATED 30-3-2022 OF PRIVATE INDUSTRIAL ESTATE (PIE) SCHEME -
2022.
Exhibit P17 TRUE COPY OF THE ORDER DATED 27.8.2022 ISSUED BY THE GOVERNMENT.
Exhibit P18 TRUE COPY OF THE ORDER DATED 20-9-2022 ISSUED BY THE GOVERNMENT.
RESPONDENT EXHIBITS EXHIBIT R2((a) EXHIBIT R2((a)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!