Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Manager, (T S Padmakumari) vs The State Of Kerala
2025 Latest Caselaw 63 Ker

Citation : 2025 Latest Caselaw 63 Ker
Judgement Date : 2 May, 2025

Kerala High Court

The Manager, (T S Padmakumari) vs The State Of Kerala on 2 May, 2025

Author: T.R.Ravi
Bench: T.R.Ravi
W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         1




               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 36659 OF 2022

PETITIONERS:

      1       SAMAJAM HIGHER SECONDARY SCHOOL
              MUTHUKULAM, MUTHUKULAM SOUTH P.O,
              ALAPPUZHA DISTRICT,
              PIN- 690 506,
              REPRESENTED BY ITS MANAGER.

      2       CHENTHRAPPINNI HIGHER SECONDARY SCHOOL,
              REP.BY ITS MANAGER, P.O.
              CHENTHRAPPINNI,
              TRICHUR - 680 687, REPRESENTED BY ITS MANAGER.

      3       MUKKOM MUSLIM ORPHANAGE COMMITTEE,
              MUKKOM, KOZHIKODE DISTRICT - 673 602,
              REPRESENTED BY ITS MANAGER.

      4       SREE NARAYANA HIGHER SECONDARY SCHOOL,
              OKKAL, REPRESENTED BY ITS MANAGER.

      5       SREE NARAYANA GIRI LOWER PRIMARY SCHOOL,
              THOTTUMUGAM, ALUVA, ERNAKULAM DISTRICT - 683 105,
              REPRESENTED BY ITS MANAGER
              (THE SECRETARY OF S.N.S.SAMAJAM).

      6       N.S.S.U.P.SCHOOL,
              CHUNAKARA NORTH,ALAPPUZHA,
              REPRESENTED BY ITS MANAGER.

      7       H.S.S.THIRUVAMPADY,
              PAZHAVEEDU P.O, ALAPPUZHA-9,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                       2025:KER:33395
                                         2


              REPRESENTED BY ITS MANAGER.

      8       KOPPARETHU HIGHER SECONDARY SCHOOL,
              PUTHIYAVILA, PATTOLI MARKET P.O,
              ALAPPUZHA-690531,
              REPRESENTED BY ITS MANAGER.

      9       P.P.M HIGHER SECONDARY SCHOOL,
              KOTTUKKARA, P.O. KONDOTTY-673638,
              REPRESENTED BY ITS MANAGER.

     10       S.N.D.P.H.S.SCHOOL,
              KUTTAMANGAIAM P.O, KAINAKARY,
              ALAPPZUHA-688501,
              REPRESENTED BY ITS MANAGER K.A.PRAMOD.

     11       T.D.H.S.SCHOOL,
              THURAVOOR, ALAPPUZHA DISTRICT,
              REPRESENTED BY IT MANAGER H.PREMKUMAR.

     12       MSM HIGHER SECONDARY SCHOOL,
              KALINGAPARAMBA,
              MALAPPURAM,
              REPRESENTED BY ITS MANAGER.

     13       ABDULLA KUNJU MEMORIAL HIGHER SECONDARY SCHOOL,
              MYLAPURE, UMAYANALLOORR P.O.,
              KOLLAM 691 589,
              REPRESENTED BY ITS MANAGER.

     14       V.M.H.M. HIGHER SECONDARY SCHOOL,
              ANAYAMKUNNU, P.O.KUMARANELLUR,
              MUKKOM, KOZHIKODE DISTRICT,
              REPRESENTED BY ITS MANAGER.

     15       C.P.POCKER HAJI MEMORIAL HIGHER SECONDARY SCHOOL,
              OZHUR, VELLACHAL P.O., MALAPPURAM DISTRICT 676 106,
              REPRESENTED BY ITS MANAGER.

     16       NARAYANAN NAIR MEMORIAL HIGHER SECONDARY SCHOOL,
              CHELAMBRA, PULLIPARAMBU P.O,
              MALAPPURAM - 673 634,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         3


              REPRESENTED BY ITS MANAGER.

     17       PAPPU MASTER MEMORIAL UPPER PRIMARY SCHOOL,
              CHENTRAPPINNI, THRISSUR DISTRICT,
              REPRESENTED BY ITS MANAGER.

     18       DEVI VILASAM VOCATIONAL HIGHER SECONDARY SCHOOL,
              VELIYAMBALAM, NADAVAYAL, PULPALLY, WAYANAD - 673579,
              REPRESENTED BY ITS MANAGER.


              BY ADVS.
              SRI M.R.ANISON
              SMT.P.A.RINUSA
              SMT. V.BHARGAVI (PANANGAD)
              SMT.A.MEENAKSHI
              SMT.V.P.SEEMANDINI (SR.)(K/392/1976)




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN-695 001.

      2       THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN-695 014.
              ADDL.R3 TI R5 IMPLEADED
      3       KERALA FEDERATION OF THE BLIND REPRESENTED BY
              DR.HABEEB.C PRESIDENT
              VANCHIYOOR P.O, THIRUVANANTHAPURAM , RESIDING AT
              CHULILYIL HOUSE, VYTHIRI P.O, WAYANAD
              (IMPLEADED AS PER ORDER DATED 04.07.2023 IN IA 4/2023)

      4       MAHIN .C
              S/O ASAD CHITTAYAM HOUSE, MARKET
              P.O,MUVATTUPUHA,VELLORKUNNAM ( IMPLEADED AS PER ORDER
              DATED 04.07.2023 IN IA 4/2023)
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         4


      5       AMEER JINNA
              S/O MUHAMMED ALI JINNA, PALLATHUPARAMBIL HOUSE,
              THODUPUHA EAST P.O IDUKKI (IMPLEADED AS PER ORDER DATED
              04.07.2023 IN IA 4/2023)


              BY ADVS.
              A.P.JAYARAJ (ANJILIKKAL)
              P.K.NANDINI
              JUBYRAJ.A.P
              JISHAMOL CLEETUS
              SHRI P.SANTHOSH KUMAR, SPL.GOVT.PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).12462/2023 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         5



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 12462 OF 2023

PETITIONER:

              BINIL SEKHAR
              AGED 28 YEARS
              S/O. SUGUNAN, CLERK, S.N.V.H.S.S. SREEKANTESWARAM,
              POOCHAKKAL.P.O., CHERTHALA, ALAPPUZHA -688 526 RESIDING
              AT 'VAPPUZHAVELI', POOCHAKKAL.P.O., ALAPPUZHA-,
              PIN - 688526, PH: 9846431082


              BY ADVS.
              SRI ELVIN PETER P.J. (SR.)
              SRI K.R.GANESH
              MS. GOURI BALAGOPAL
              SRI ABHIJITH.K.ANIRUDHAN
              MS.SREELEKSHMI A.S.




RESPONDENTS:

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

      2       THE DIRECTOR OF GENERAL EDUCATION
              DIRECTORATE OF GENERAL EDUCATION, THIRUVANANTHAPURAM -,
              PIN - 695014

      3       THE ASSISTANT DIRECTOR
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         6


              VOCATIONAL HIGHER SECONDARY EDUCATION, REGIONAL OFFICE,
              CHENGANNUR-, PIN - 689121

      4       THE CORPORATE MANAGER
              SREE NARAYANA VOCATIONAL HIGHER SECONDARY SCHOOL,
              SREEKANTESWARAM, S.N.D.P. BRANCH 544, CHERTHALA,
              ALAPPUZHA-, PIN - 688526


              BY ADVS.
              SRI P.SANTHOSH KUMAR, SPL.GOVERNMENT PLEADER
              SRI A.N.RAJAN BABU
              SRI P.GOPALAKRISHNAN (MVA)(K/932/2000)
              SRI A.R.EASWAR LAL(K/133/2008)



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         7



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 13312 OF 2023

PETITIONER:

              THE MANAGER, VIVEKODAYAM SANSKRIT VOCATIONAL HIGHER
              SECONDARY SCHOOL
              AGED 66 YEARS
              EZHUKONE, KOLLAM - 691 505, HAREENDERAN, AGED 66 YEARS,
              S/O. NEELAKANDAN, RESIDING AT SREESAILAM', EZHUKONE,
              KOLLAM-, PIN - 691505


              BY ADVS.
              SRI ELVIN PETER P.J.(SR.)
              SRI K.R.GANESH
              MS.GOURI BALAGOPAL
              SRI ABHIJITH.K.ANIRUDHAN
              SMT.SREELEKSHMI A.S.




RESPONDENTS:

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

      2       THE DIRECTOR OF GENERAL EDUCATION
              THE DIRECTOR OF GENERAL EDUCATION, DIRECTORATE OF
              GENERAL EDUCATION, THIRUVANANTHAPURAM -, PIN - 695014

      3       THE ASSISTANT DIRECTOR
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         8


              VOCATIONAL HIGHER SECONDARY EDUCATION, REGIONAL OFFICE,
              KOLLAM-, PIN - 691001.

      4       VALSALYA SASIDHARAN
              W/O. PRAVEEN. C.S., NON-VOCATIONAL TEACHER (SENIOR)
              COMMERCE, VSVHSS, EZHUKONE, EZHUKONE.P.O., KOLLAM-
              691505, RESIDING AT RAGAM', KALANJOOR.P.O.,
              PATHANAMTHITTA DISTRICT-, PIN - 689694


              BY ADVS.
              SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         9



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 14576 OF 2023

PETITIONER:

              MRS. SALIJA P. SAGAR
              AGED 44 YEARS
              H.S.S.T. (JR) BOTANY, C.M.S. HIGHER SECONDARY SCHOOL,
              MELUKAVU, KOTTAYAM DISTRICT, PIN - 686652


              BY ADVS.
              SRI KURIAN GEORGE KANANTHANAM (SR.)
              SRI TONY GEORGE KANNANTHANAM
              SRI ALEX GEORGE (CHAMAPPARAYIL)




RESPONDENTS:

      1       STATE OF KERALA
              REPRESENTED BY THE SECRETARY, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      3       THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, VAYASKARAKUNNU, KOTTAYAM,
              PIN - 686001

      4       THE CORPORATE MANAGER
              C.M.S. SCHOOLS, C.S.I. EAST KERALA DIOCESE,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         10


              MELUKAVUMATTAM, KOTTAYAM DISTRICT, PIN - 686652

BY ADVS.
     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER

       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         11



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 14593 OF 2023

PETITIONERS:

      1       KUNHIKRISHNAN NAIR
              AGED 85 YEARS
              MANAGER, MAK.G.M.S. U.P. SCHOOL, KUZHUKKALLOUR,
              KOZHUKKALLOUR.P.O., MEPPAYYOOR (VIA), KOZHIKODE, PIN -
              673524

      2       T.T.KUNHAMMEDOO
              AGED 82 YEARS
              MANAGER, T.T.K.M. ALP SCHOOL, THEKKEKULAMBA,
              PARAPPUR.P.O., MALAPPURAM DISTRICT, PIN - 676503

      3       BINDU.M
              AGED 48 YEARS
              MANAGER, ALPS, AVIDANALLUR, AVIDANALLUR.P.O. NADUVANNUR
              VIA, KOZHIKODE, PIN - 673614

      4       SASI MADAPARAMBATH
              AGED 52 YEARS
              MANAGER, NADUPOYIL U.P. SCHOOL, VADAYAM.P.O., VIA.
              KAKKATTIL, KOZHIKODE, PIN - 673507

      5       SHAHIDA.T.T
              AGED 41 YEARS
              MANAGER, PARAPPUR EAST AMLP SCHOOL, PARAPPUR.P.O.,
              KOTTAKKAL VIA. MALAPPURAM, PIN - 676503

      6       IBRAYI.K.K
              AGED 55 YEARS
              MANAGER, PERAMBRA EAST AMLP SCHOOL, THANDORAPPARA, VIA.
              KAYANNA, KOZHIKODE, PIN - 673526
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         12



      7       MURALI.K.P
              AGED 62 YEARS
              MANAGER, GURUDEVA VILASAM ALP SCHOOL, THALAKKULATHUR,
              KOZHIKODE, PIN - 673317

      8       K.P. SULAIMAN HAJI
              AGED 58 YEARS
              MANAGER, NEERAD AMLP SCHOOL, MUTHUVALLUR.P.O., KONDOTTY
              (VIA), MALAPPURAM, PIN - 673638

      9       KUNHABDULLA.K
              AGED 71 YEARS
              MANAGER, CHANGERAMVELLI MLP SCHOOL, MEPPAYYUR.P.O.
              KOZHIKODE, PIN - 673524

     10       SUSHEELA.V.K
              AGED 78 YEARS
              MANAGER, S.V.L.P. SCHOOL, MUDAVENTHERI, THUNERI.P.O.,
              NADAPURAM VIA, KOZHIKODE, PIN - 673505

     11       T.C. RADHA
              AGED 67 YEARS
              MANAGER, PALLIKKARA CENTRAL L.P. SCHOOL,
              PALLIKKARA.P.O., MELADI VIA., KOZHIKODE, PIN - 673522

     12       AMMAD.K
              AGED 80 YEARS
              MANAGER, BHOOMIVATHUKKAL M.L.P. SCHOOL, KODIYURA POST,
              KALLACHI VIA, KOZHIKODE, PIN - 673506

     13       SANTHOSH.P.K
              AGED 46 YEARS
              MANAGER, KARTHIKAPPALLI NORTH L.P. SCHOOL,
              KARTHIKAPPALLI.P.O., VILLIAPPALLI VIA, KOZHIKODE, PIN -
              673542

     14       KRISHNA KUMAR.K
              AGED 48 YEARS
              MANAGER, A.L.P. SCHOOL MELATTUR, MELATTUR.P.O.,
              PERINTHALMANNA VIA, MALAPPURAM, PIN - 679326
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         13


     15       P.MANIKANDAN
              AGED 54 YEARS
              MANAGER, A.U.P. SCHOOL, CHEMBRASSERI ESTATE,
              CHEMBRASSERI.P.O., TUVVUR VIA, MALAPURAM, PIN - 679327

     16       SADANANDAN.K
              AGED 72 YEARS
              MANAGER, KOTTUR A.U.P. SCHOOL, KOTTUR.P.O., NADUVANNUR
              VIA, KOZHIKODE, PIN - 673616

     17       P. KUNHIRAMAN
              AGED 71 YEARS
              MANAGER, PULINHOLI S.B. SCHOOL, NUT STREET, VADAKARA,
              PIN - 673101

     18       RAJEEVAN.T.P
              AGED 58 YEARS
              MANAGER, KACHERI U.P. SCHOOL, KACHERI.P.O., EDACHERI
              VIA, KOZHIKODE - 673006, PIN - 673006

     19       SUHARABI.T
              AGED 58 YEARS
              MANAGER, A.M.L.P. SCHOOL, THATHOOR, PAZHUR.P.O., MAVOOR
              VIA, KOZHIKODE, PIN - 673661

     20       SASIDHARAN.K.K
              AGED 72 YEARS
              MANAGER, A.M.M.A.L.P. SCHOOL, KIZHAKKOTH,
              KIZHAKKOTH.P.O., KODUVALLY VIA, KOZHIKODE, PIN - 673572

     21       P.P. RAJAGOPALAN
              AGED 74 YEARS
              MANAGER, MAYYANNOORE NO.1 L.P. SCHOOL, MAYYANNORE.P.O.,
              VILLIAPPALLI VIA, KOZHIKODE, PIN - 673542

     22       T.P. BADARUDHEEN
              AGED 76 YEARS
              MANAGER, P.T.M. U.P. SCHOOL, PALLIYOTH, ERAROOL.P.O.,
              UNNIKULAM VIA, KOZHIKODE, PIN - 673574

     23       DR. K. KESAVADAS
              AGED 73 YEARS
              MANAGER, DEVADHAR SCHOOLS, KERALA, MANNATHIPOIL.P.O.,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         14


              POOKKOTTUMPADAM VIA, MALAPPURAM, PIN - 679332

     24       MOIDEEN.E.K.
              AGED 54 YEARS
              MANAGER, A.L.P. SCHOOL ADUVAD, MAVOOR P.O., KOZHIKODE,
              PIN - 673661

     25       ABHINAV PRAMOD
              AGED 28 YEARS
              MANAGER, KOLAKKAD MIXED L.P. SCHOOL, MUCHUKUNNU,
              MUCHUKUNNU.P.O., KOYILANDY VIA, KOZHIKODE, PIN - 673307

     26       REMA CHATHOTH
              AGED 52 YEARS
              MANAGER, KIZHUR AUP SCHOOL, KIZHUR.P.O., MELADI VIA,
              KOZHIKODE, PIN - 673522

     27       RAJAKRISHNAN.E.K
              AGED 62 YEARS
              MANAGER, TRIKKOTTUR AUP SCHOOL, THIKKODI.P.O.,
              KOZHIKODE, PIN - 673529

     28       RAJAN.N.K
              AGED 55 YEARS
              MANAGER, ALP SCHOOL, CHELEMBRA, CHELEMBRA.P.O.,
              MALAPPURAM, PIN - 674634

     29       NARAYANAN KUTTY.R.V
              AGED 71 YEARS
              MANAGER, KOLAKKATTUCHALI ALP SCHOOL,
              KOLAKKATTUCHALI.P.O., CHELEMBRA, MALAPPURAM, PIN -
              673634

     30       RADHAKRISHNAN.E
              AGED 51 YEARS
              MANAGER, THIRUTHI A.U.P. SCHOOL, VALLIKUNNU,
              KOLAKKATTUCHAL.P.O., CHELEMBRA VIA, MALAPPURAM, PIN -
              673634

     31       M. RAJEEVAN
              AGED 65 YEARS
              MANAGER, CHERUVANNUR ALP SCHOL, CHERUVANNUR.P.O.,
              MEPPAYYOOR VIA, KOZHIKODE, PIN - 673524
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         15



     32       A. MOHANAN
              AGED 62 YEARS
              MANAGER, CHELAKKAD L.P. SCHOOL, CHELAKKAD.P.O.,
              KALLACHI, KOZHIKODE, PIN - 673506

     33       K.M. NARAYANAN
              AGED 65 YEARS
              MANAGER, CHERUVANNUR WEST L.P. SCHOOL,
              CHERUVANNUR.P.O., MEPPAYUR VIA, KOZHIKODE, PIN - 673524

     34       FATHIMA.P
              AGED 65 YEARS
              MANAGER, VILAYATTUR ELAMBILAD M.U.P. SCHOOL,
              IRINGATH.P.O., MEPPAYYUR VIA, KOZHIKODE, PIN - 673524

     35       SHAMSUDEEN.T.P
              AGED 67 YEARS
              MANAGER, A.M.L.P. SCHOOL, PALAKKODE, PUNNAPPALA.P.O.,
              'WANDOOR VIA, MALAPPURAM, PIN - 679328

     36       K.P. BHASKARAN
              AGED 78 YEARS
              MANAGER, A.L.P. SCHOOL, KALPATHOOR, KALPATHOOR.P.O.,
              KOZHIKODE, PIN - 673524


              BY ADVS.

              SRI KURIAN GEORGE KANANTHANAM (SR.)
              SRI TONY GEORGE KANNANTHANAM
              SRI G.B.SHAMJITH




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY THE SECRETARY, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         16


      2       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      3       THE DEPUTY DIRECTOR OF EDUCATION
              KATTAPADI, MALAPPURAM, PIN - 676519

      4       THE DEPUTY DIRECTOR OF EDUCATION
              MANANCHIRA, KOZHIKODE, PIN - 673001

      5       ADDL.R5
              KERALA FEDERATION OF THE BLIND REPRESENTED BY
              DR.HABEEB.C PRESIDENT
              VANCHIYOOR P.O, THIRUVANANTHAPURAM, RESIDING AT
              CHULLIYIL HOUSE, VYTHIRI P.O, WAYANAD - 673 576 [IS
              IMPLEADED AS ADDL.R5 AS PER ORDER DATED 20.06.2023 IN
              I.A.1/2023 IN WP(C)14593/2023.]

      6       ADDL.R6.
              P C CHITHRA
              AGED 51 YEARS, D/O. KUPPATHODE MADHAVAN NAIR, THE
              MANAGER, VIJAYA HIGHER SECONDARY SCHOOL, PULPPALLY,
              WAYANAD DISTRICT, 673 579 [ ADDL.R6 IS IMPLEADED AS PER
              ORDER DATED 30.11.2023 IN I.A.2/2023 IN
              WP(C)14593/2023]


              BY ADVS.
              SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
              SRI A.P.JAYARAJ (ANJILIKKAL)
              SRI ANOOP V.NAIR
              SMT.P.K.NANDINI
              SMT.JUBYRAJ.A.P
              MS.JISHAMOL CLEETUS
              MS.TANOOSHA PAUL
              SRI ROHITH C.
              MS.AVANTHIKA R.




       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         17



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 14620 OF 2023

PETITIONERS:

      1       S.N. GUPTHA SAMJAM HSS KARAMUCK
              AGED 72 YEARS
              THRISSUR, REPRESENTED BY ITS MANAGER,
              PIN - 680613

      2       S.N.M.H.S.S. CHAZHUR
              AGED 37 YEARS
              THRISSUR, REPRESENTED BY ITS MANAGER,
              PIN - 680571

      3       S.N.V.V.H.S.S, ALOOR
              AGED 56 YEARS
              THRISSUR DISTRICT, REPRESENTED BY ITS MANAGER.,
              PIN - 680683

      4       S.M.M.H.S.S, TANUR
              AGED 68 YEARS
              MALAPPURAM DISTRICT, REPRESENTED BY ITS MANAGER.,
              PIN - 676302


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              SMT.P.A.RINUSA
              SRI M.R.ANISON
              MS.A.MEENAKSHI
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         18



RESPONDENTS:

      1       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM.,
              PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM., PIN - 695014

              SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         19



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 14799 OF 2023

PETITIONER:

              MANAGER, PKMM HIGHER SECONDARY SCHOOL
              AGED 68 YEARS
              MANAGER, PKMM HIGHER SECONDARY SCHOOL, PIN - 676501


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              SMT.P.A.RINUSA
              SRI M.R.ANISON
              SMT.A.MEENAKSHI


RESPONDENTS:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014
              BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         20



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 14835 OF 2023

PETITIONERS:

      1       KERALA PRIVATE SCHOOL (AIDED) MANAGEMENT ASSOCIATION
              AGED 55 YEARS
              (REGN.NO.KLM/TC/474/2019), NEAR SASTHA TEMPLE,
              THYCAUDU, THIRUVANANTHAPURAM REPRESENTED BY ITS GENERAL
              SECRETARY., PIN - 695014

      2       THE MANAGER
              AGED 47 YEARS
              M.A.M. U.P. SCHOOL, ARAKKAL, THENNALA, MALAPPURAM
              DISTRICT, PIN - 676508


              BY ADVS.
              SRI KURIAN GEORGE KANANTHANAM (SR.)
              SRI TONY GEORGE KANNANTHANAM
              SRI THOMAS GEORGE




RESPONDENTS:

      1       STATE OF KERALA,
              REPRESENTED BY THE SECRETARY, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         21


      3       THE DEPUTY DIRECTOR OF EDUCATION
              KOTTAPADI DOWN HILL, MALAPPURAM, PIN - 676519

      4       THE DEPUTY DIRECTOR OF EDUCATION
              MANANCHIRA, KOZHIKODE, PIN - 673001

      5       THE DEPUTY DIRECTOR OF EDUCATION
              KILLIPPALAM, CHALAI.P.O. THIRUVANANTHAPURAM, PIN -
              695036

      6       THE DEPUTY DIRECTOR OF EDUCATION
              GOVERNMENT B.H.S.S. COMPOUND, THEVALLY.P.O., KOLLAM,
              PIN - 691009

      7       THE DEPUTY DIRECTOR OF EDUCATION
              THIRUVALLA, PATHANAMTHITTA DISTRICT, PIN - 689101

      8       THE DEPUTY DIRECTOR OF EDUCATION
              NEAR CIVIL STATION, ALAPPUZHA, PIN - 688001

      9       THE DEPUTY DIRECTOR OF EDUCATION
              NEAR VAYASKARAKUNNU, PULIMOOD JUNCTION,
              KOTTAYAM, PIN - 686001

     10       THE DEPUTY DIRECTOR OF EDUCATION
              THODUPUZHA, IDUKKI DISTRICT, PIN - 685584

     11       THE DEPUTY DIRECTOR OF EDUCATION
              CIVIL STATION, KAKKANAD.P.O. ERNAKULAM, PIN - 682030

     12       THE DEPUTY DIRECTOR OF EDUCATION
              CIVIL STATION, AYYANTHOLE, TRICHUR, PIN - 680003

     13       THE DEPUTY DIRECTOR OF EDUCATION
              CIVIL STATION, PALAKKAD, PIN - 678001

     14       THE DEPUTY DIRECTOR OF EDUCATION
              CIVIL STATION, KALEPTTA NORTH, WAYANAD, PIN - 673122

     15       THE DEPUTY DIRECTOR OF EDUCATION
              GOVERNMENT T.T.I. FOR MEN COMPOUND, PUZHATHY HOUSING
              COLONY, KANNUR, PIN - 670002
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         22



     16       THE DEPUTY DIRECTOR OF EDUCATION
              VIDHYA NAGAR, CIVIL STATION, KASARAGOD, PIN - 671113



       BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER

       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         23



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 15230 OF 2023

PETITIONERS:

      1       ABDUL HAMEED.K
              AGED 70 YEARS
              S/O. KUNHIKOYAMU, AGED 70 YEARS, MANAGER, AMLP SCHOOL,
              PADINJAREKKARA, OTHUKKUNGAL, MALAPPURAM, PIN - 676528

      2       MOHAMMED SAEED
              AGED 35 YEARS
              S/O.MOIDEENKUTTY, AGED 35 YEARS, MANAGER, AMLP SCHOOL,
              KOTTOOR, KOTTAKKAL, MALAPPURAM, PIN - 676503

      3       KUNHIMUHAMMED.P
              AGED 71 YEARS
              S/O.KOMU HAJI, AGED 71 YEARS, MANAGER, PKHMALP SCHOOL,
              PADAPPARAMBA, VATTALLUR, MANKADA, MALAPPURAM, PIN -
              676507


              BY ADVS.
              SRI AUGUSTINE JOSEPH
              SRI TONY AUGUSTINE




RESPONDENTS:

      1       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, SOCIAL
              JUSTICE DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         24



      2       DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      3       DEPUTY DIRECTOR OF EDUCATION
              KOTTAPADIL, MALAPPURAM, PIN - 676519



       SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         25



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 15484 OF 2023

PETITIONERS:

      1       MANAGER
              MATTANODE A.U.P. SCHOOL, MATTANODE.P.O., KOORACHUND
              VIA. KOZHIKODE, PIN - 673527

      2       MANAGER
              A.U.P. SCHOOL, PERAMBRA, PERAMBRA.P.O., KOZHIKODE, PIN
              - 673525

      3       MANAGER
              AGED 60 YEARS
              VAKAYAD A.U.P. SCHOOL, VAKAYAD .P.O., NADUVANNUR VIA,
              KOZHIKODE, PIN - 673614

      4       MANAGER
              ERAVATTOOR A.M.L.P. SCHOOL, EDAVARAD.P.O., PERAMBRA
              VIA, KOZHIKODE, PIN - 673525

      5       MANAGER
              KAVUMTHARA A.U.P. SCHOOL, KAVIL.P.O., NADUVANNUR VIA,
              KOZHIKODE, PIN - 673614

      6       MANAGER
              A.M.L.P. SCHOOL, MOOLAD, MOOLAD.P.O., NADUVANNUR VIA,
              KOZHIKODE, PIN - 673614

      7       MANAGER
              VELLIYOOR A.U.P. SCHOOL, NOCHAD.P.O., NADUVANNUR VIA,
              KOZHIKODE, PIN - 673614
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         26


      8       MANAGER
              NOCHAD A.M.L.P. SCHOOL, NOCHAD.P.O., NADUVANNUR VIA,
              KOZHIKODE, PIN - 673614

      9       MANAGER
              A.M.L.P. SCHOOL, EDAVARAD, EDAVARAD.P.O., PERAMBRA VIA,
              KOZHIKODE, PIN - 673525

     10       MANAGER
              SREE NARAYANA VILASAM ALP & UP SCHOOL, KANNANKARA,
              KANNANKARA.P.O., CHELANNUR VIA, KOZHIKODE, PIN - 673616

     11       MANAGER
              MANNUR KRISHNA A.U.P. SCHOOL, KADALUNDI.P.O.,
              KOZHIKODE, PIN - 673302

     12       MANAGER
              KALPATHUR A.U.P. SCHOOL, KALPATHUR.P.O., KOZHIKODE, PIN
              - 673524

              BY ADVS.
              SRI KURIAN GEORGE KANANTHANAM (SR.)
              SRI TONY GEORGE KANNANTHANAM
              SRI G.B.SHAMJITH
RESPONDENT/S:
     1     STATE OF KERALA
           REPRESENTED BY THE SECRETARY, GENERAL EDUCATION
           DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
           PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      3       THE DEPUTY DIRECTOR OF EDUCATION
              MANANCHIRA, KOZHIKODE, PIN - 673001

     BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         27




               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 15522 OF 2023

PETITIONER/S:

      1       MUHAMMEDKUTTY.P
              AGED 43 YEARS
              S/O. UNNI MOIDEENKUTTY HAJI, AGED 43 YEARS, MANAGER,
              CHMKM UP SCHOOL, MUNDAKKULAM, MUTHUPARAMBA, MALAPPURAM,
              PIN - 673638

      2       KOYAMU.P
              AGED 63 YEARS
              S/O.MUHAMMED.P, AGED 63 YEARS, MANAGER, AMLP SCHOOL,
              MUNDAKKULAM, MUTHUPARAMBA, MALAPPURAM, PIN - 673638


              BY ADVS.
              SRI AUGUSTINE JOSEPH
              SRI TONY AUGUSTINE




RESPONDENTS:

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

      2       DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         28



      3       DEPUTY DIRECTOR OF EDUCATION
              KOTTAPADIL, MALAPPURAM, PIN - 676519

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER

       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         29



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 16067 OF 2023

PETITIONERS:

      1       ASHA.P.M.
              AGED 35 YEARS
              H.S.S.T. (PHYSICS), PANANGAD, VOCATIONAL HIGHER
              SECONDARY SCHOOL, PANANGAD, COCHIN, PIN - 682506

      2       DR.DRISYA.O.K
              AGED 36 YEARS
              H.S.S.T. JR. (ZOOLOGY), PANANGAD, VOCATIONAL HIGHER
              SECONDARY SCHOOL, PANANGAD, COCHIN, PIN - 682506

      3       FENIL.S.
              AGED 42 YEARS
              H.S.S.T. JR. (BOTANY), PANANGAD, VOCATIONAL HIGHER
              SECONDARY SCHOOL, PANANGAD , COCHIN, PIN - 682506

      4       MAREESHA.K
              AGED 36 YEARS
              H.S.S.T. SR. (CHEMISTRY), PANANGAD, VOCATIONAL HIGHER
              SECONDARY SCHOOL, PANANGAD, COCHIN, PIN - 682506

      5       DR. SEENA HARIDAS
              AGED 44 YEARS
              H.S.S.T. JR. (HINDI), PANANGAD, VOCATIONAL HIGHER
              SECONDARY SCHOOL, PANANGAD, COCHIN, PIN - 682506


              BY ADVS.
              SRI KURIAN GEORGE KANANTHANAM (SR.)
              SRI TONY GEORGE KANNANTHANAM
              SRI THOMAS GEORGE
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         30




RESPONDENTS:

      1       STATE OF KERALA
              REPRESENTED BY THE SECRETARY, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      3       THE REGIONAL DEPUTY DIRECTOR,
              HIGHER SECONDARY EDUCATION, S.R.V. SCHOOL BUILDING,
              ERNAKULAM SOUTH, PIN - 682011

      4       THE MANAGER
              PANANGAD VOCATIONAL HIGHER SECONDARY SCHOOL, PANANGAD,
              COCHIN, PIN - 682011


              BY ADVS.
              SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
              SMT.SANTHY M




       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         31



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 16366 OF 2023

PETITIONERS:

      1       MANAGER, PAZHASSI EAST L.P. SCHOOL
              P.O. URUVACHAL, MATTANUR EDUCATIONAL SUB DISTRICT,
              KANNUR DISTRICT, PIN - 670702

      2       MANAGER, KOLARI L.P. SCHOOL
              P.O. SIVAPURAM, MATTANUR EDUCATIONAL SUB DISTRICT,
              MATTANUR, KANNUR DISTRICT, PIN - 670702

      3       MANAGER,(IN CHARGE) OORAPALLI L.P. SCHOOL
              VENGAD P.O, MATTANUR EDUCATIONAL SUB DISTRICT,
              MATTANUR, KANNUR DISTRICT, PIN - 670612

      4       MANAGER, KAYANI U.P. SCHOOL
              KAYANI, MATTANUR EDUCATIONAL SUB DISTRICT, MATTANUR,
              KANNUR DISTRICT, PIN - 670702

      5       MANAGER, KANHILERI U.P. SCHOOL
              KANHILERI, MATTANUR EDUCATIONAL SUB DISTRICT, MATTANUR,
              KANNUR DISTRICT, PIN - 670702

      6       MANAGER, MALUR U.P. SCHOOL
              P.O.MALUR, MATTANUR EDUCATIONAL SUB DISTRICT, MATTANUR,
              KANNUR DISTRICT, PIN - 670702

      7       MANAGER, VENGAD MAPPILA U.P SCHOOL
              P.O.VENGAD, MATTANUR EDUCATIONAL SUB DISTRICT,
              MATTANUR, KANNUR DISTRICT,, PIN - 670612
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         32


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              SRI M.R.ANISON
              SMT.V.BHARGAVI (PANANGAD)
              SMT.P.A.RINUSA




RESPONDENTS:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO GOV
              ERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

      3       THE ASSISTANT EDUCATIONAL OFFICER
              MATTANNUR, KANNUR DISTRICT,, PIN - 670702

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         33



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 16743 OF 2023

PETITIONER:

              THE MANAGER, (JOHNSON P.K.) UNION HSS, MAMBRA
              S/O KOCHU PAULO, UNION HSS, MAMBRA, ERAYAMKUDY,
              THRISSUR - 680 308 (RESIDING AT PARAMBI HOUSE,
              KARUKKUTTY, THRISSUR - 683 576 ), PIN - 680308


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD
              SMT.P.A.JENZIA
              SRI V.RAJASEKHARAN NAIR




RESPONDENTS:

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

      2       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         34


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DEPUTY DIRECTOR OF EDUCATION
              THRISSUR @ AYYANTHOLE, PIN - 680003

      6       THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION,
              ERNAKULAM, PIN - 682016

      7       THE DISTRICT EDUCATIONAL OFFICER,
              IRINJALAKUDA, THRISSUR DISTRICT, PIN - 680121

      BY SRI P.SANTHOSH KUMAR, SPL. GOVERNMENT PLEADER

       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         35



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 16903 OF 2023

PETITIONER:

              THE MANAGER, (K.V. JAHANARA),SMUP SCHOOL, TANUR,
              AGED 56 YEARS
              W/O K.KUTTY AHAMED KUTTY, SMUP SCHOOL, TANUR, K.PURAM
              P.O., MALAPPURAM DISTRICT (RESIDING AT MASTERS HOUSE,
              TANUR P.O., MALAPPURAM - 676 302), PIN - 676307


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT,GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM,, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         36


              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              TANUR, MALAPPURAM, PIN - 676302

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         37



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17045 OF 2023

PETITIONER:

              THE MANAGER, (SAYYID HASHIM KOYA THANGAL), MRLP SCHOOL,
              CHERUKULAMBA,
              AGED 48 YEARS
              S/O KOYA THANGAL, MRLP SCHOOL, CHERUKULAMBA,
              P.O.VATTALLUR, MALAPPURAM DISTRICT (RESIDING AT SAYYID
              MANZIL, KURUVA, MAKKARAPARAMBA P.O., MALAPPURAM
              DISTRICT - 676 507), PIN - 676507


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENTS:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         38



      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANKADA, ANGADIPURAM MALAPPURAM, PIN - 679321

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         39



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17049 OF 2023

PETITIONERS:

      1       MANAGER, CHMKM HIGHER SECONDARY SCHOOL,
              KAVANNUR, THOTTILANGADI P.O., MALAPPURAM DISTRICT, PIN
              - 673639

      2       MANAGER, A.M.L.P.SCHOOL, IRIVETTY
              THOTTILANGADI P.O., AREEKODE, MALAPPURAM DISTRICT, PIN
              - 673639


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              SRIM.R.ANISON
              SMT.V.BHARGAVI (PANANGAD)
              SMT.P.A.RINUSA




RESPONDENTS:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

      3       THE REGIONAL DEPUTY DIRECTOR OF EDUCATION
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         40


              THE REGIONAL DEPUTY DIRECTOR OF EDUCATION, MALAPPURAM,
              PIN - 676519

      4       THE DISTRICT EDUCATIONAL OFFICER
              WANDOOR, MALAPPURAM, PIN - 679328

      5       THE ASSISTANT EDUCATIONAL OFFICER
              AREEKODE, MALAPPURAM, PIN - 673639

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         41



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17061 OF 2023

PETITIONER:

              THE MANAGER, (SAYYID HASHIM KOYA THANGAL), AMLP SCHOOL,
              ARAKKAL,
              AGED 48 YEARS
              S/O POOKOYA THANGAL, AMLP SCHOOL, ARAKKAL, PULLITHARA,
              MALAPPURAM - MALAPPURAM DISTRICT (RESIDING AT SAYYID
              MANZIL, KURUVA, MAKKARAPARAMBA P.O., MALAPPURAM
              DISTRICT - 676 507), PIN - 676508


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENTS:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         42



      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              VENGARA , MALAPPURAM, PIN - 676304

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         43



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17072 OF 2023

PETITIONER:

              THE MANAGER, (T.K. DASAN )
              AGED 62 YEARS
              S/O A.KUNHUNNI NAIR,, AUP SCHOOL, CHENGANIYUR,
              KUZHALMANNAM PALAKKAD DISTRICT (RESIDING AT
              CHITRALAYAM, MATHUR P.O., PALAKKAD DISTRICT - 678
              571 ), PIN - 678571


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENTS:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         44


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              KUZHALMANNAM, PALAKKAD DISTRICT, PIN - 678702

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         45



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17074 OF 2023

PETITIONERS:

      1       THE MANAGER, (T.K. DASAN )
              AGED 62 YEARS
              S/O A.KUNHUNNI NAIR,, ALP SCHOOL, MATHUR EAST,
              KUZHALMANNAM, PALAKKAD DISTRICT (RESIDING AT
              CHITRALAYAM, MATHUR P.O., PALAKKAD DISTRICT - 678
              571 ), PIN - 678571

      2       THE MANAGER, (T.O. BHASKAR,)
              AGED 58 YEARS
              S/O KESAVAN NAIR, M G LOWER PRIMARY SCHOOL, M.PUDUR,
              GOVINDAPURAM, KOLLENGODE, PALAKKAD DISTRICT, PIN -
              678506


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENTS:

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

      2       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         46


              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DEPUTY DIRECTOR OF EDUCATION
              KUNATHURMEDU, PALAKKAD, PIN - 678001

      6       THE ASSISTANT EDUCATIONAL OFFICER,
              KUZHALMANNAM, PALAKKAD DISTRICT, PIN - 678702

      7       THE ASSISTANT EDUCATIONAL OFFICER,
              KOLLENGODE, PALAKKAD DISTRICT, PIN - 678506

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         47



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17092 OF 2023

PETITIONER:

              THE MANAGER, (SHEREEFA FATHIMA MULLA BEEVI),KSKM UP
              SCHOOL, CHERUKULAMBA,
              AGED 75 YEARS
              W/O POOKOYA THANGAL, KSKM UP SCHOOL, CHERUKULAMBA, P.O
              VATTALLUR, MALAPPURAM (RESIDING AT SAYYID MANZIL,
              KURUVA, MAKKARAPARAMBA P.O., MALAPPURAM DISTRICT - 676
              507), PIN - 676507


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENTS:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         48



      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANKADA, MALAPPURAM, PIN - 676302

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         49



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17156 OF 2023

PETITIONER:

              THE MANAGER, (ZAINUL ABIDEEN),AUP SCHOOL, PATTERKULAM,
              AGED 50 YEARS
              S/O ABDULLAKUTTY HAJI, AUP SCHOOL, PATTERKULAM,
              NARUKARA P.O, MANJERI, MALAPPURAM DISTRICT (RESIDING AT
              PUTHALATH HOUSE, PATTERKULAM, NARUKARA P.O., MANJERI,
              MALAPPURAM DISTRICT - 676 122), PIN - 676122


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II,
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         50



      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANJERI, MALAPPURAM, PIN - 676121


      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         51



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17160 OF 2023

PETITIONER:

              THE MANAGER, (SAYYID HASHIM KOYA THANGAL) AMLP SCHOOL,
              KUNDILPARAMBA, THENNALA,
              AGED 48 YEARS
              S/O POOKOYA THANGAL, AMLP SCHOOL, KUNDILPARAMBA,
              THENNALA, MALAPPURAM DISTRICT (RESIDING AT SAYYID
              MANZIL, KURUVA, MAKKARAPARAMBA P.O., MALAPPURAM
              DISTRICT - 676 507), PIN - 676508


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         52


              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              VENGARA , MALAPPURAM, PIN - 676304

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         53



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17166 OF 2023

PETITIONER:

              THE MANAGER, (MOOSAKUTTY MUSLIYAR P.K.) V.J PALLI AMUP
              SCHOOL,
              AGED 74 YEARS
              S/O KUNHAMMED MUSLIYAR V.J PALLI AMUP SCHOOL,
              P.O.VELLIMUKKU, SOUTH, MALAPPURAM (RESIDING AT
              PANDARATHODIKA KOLAKKATTIL, KOLAPPURAM SOUTH A.R NAGAR
              P.O.,ABDU RAHIMAN NAGAR MALAPPURAM - 676 305), PIN -
              676317


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         54


              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              PARAPPANANGADI, MALAPPURAM, PIN - 676303

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         55



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17170 OF 2023

PETITIONER:

              THE MANAGER, (SAYYID HASHIM KOYA THANGAL) MAM UP
              SCHOOL, ARAKKAL, THENNALA,
              AGED 48 YEARS
              S/O POOKOYA THANGAL, MAM UP SCHOOL, ARAKKAL, THENNALA,
              MALAPPURAM DISTRICT (RESIDING AT SAYYID MANZIL, KURUVA,
              MAKKARAPARAMBA P.O., MALAPPURAM DISTRICT - 676 507),
              PIN - 676508


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II,
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         56


              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              VENGARA , MALAPPURAM, PIN - 676304

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         57



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17293 OF 2023

PETITIONER:

              THE MANAGER, (RAJESHKUMAR.K), SUBHASH MEMORIAL UP
              SCHOOL, CHAMPAKARA,
              AGED 49 YEARS
              S/O K.MKARUNAKARA KURUP SUBHASH MEMORIAL UP SCHOOL,
              CHAMPAKARA, CHAMPAKARA P.O., KOTTAYAM (RESIDING AT
              LAKSHMI NILAYAM, MANTHURUTHY P.O., NEDUMKANAM, KOTTAYAM
              DISTRICT - 686 542), PIN - 686540


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD
              SRI PRESAD V.G.




RESPONDENTS:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II ,
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         58


              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              KARUKACHAL, KOTTAYAM, PIN - 686540

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         59



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17351 OF 2023

PETITIONER:

              THE MANAGER, (R.M PARAMESWARAN,) MULAMANA VHSS & HSS,
              ANAKUDY
              AGED 81 YEARS
              S/O K. MADHAVAN PILLAI, MULAMANA VHSS & HSS, ANAKUDY
              P.O., VAMANAPURAM - THIRUVANANTHAPURAM (RESIDING AT
              ANAKUDY, VAMANAPURAM, THIRUVANANTHAPURAM - 695 605 ),
              PIN - 695606


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II,
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         60


              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DIRECTOR OF GENERAL EDUCATION,
              VOCATIONAL HIGHER SECONDARY, HOUSING BOARD BUILDING,
              THIRUVANANTHAPURAM, PIN - 695001

      6       THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION,
              PALAYAM, THIRUVANANTHAPURAM, PIN - 695033

      7       THE DISTRICT EDUCATIONAL OFFICER,
              ATTINGAL, THIRUVANANTHAPURAM, PIN - 695101

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         61


               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 17945 OF 2023

PETITIONERS:
     1     CORPORATE MANAGER, CORPORATE EDUCATIONAL AGENCY
           AGED 51 YEARS
           DIOCESE OF MUVATTUPUZHA, ERNAKULAM, PIN - 686661

      2       MANAGER, ST.JOSEPH'S & ST. CYRIL'S HSS,
              AGED 53 YEARS
              WEST MANAGAD, THRISSUR, PIN - 680542


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              SRI M.R.ANISON
              SMT.V.BHARGAVI (PANANGAD)
              SMT.P.A.RINUSA

RESPONDENT/S:
     1     1. STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
           GOVERNMENT
           GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001

      2       2. THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         62



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 18289 OF 2023

PETITIONER:

              THE MANAGER, (LEELA ANTHARJANAM), SREEKRISHNA HIGHER
              SECONDARY SCHOOL
              AGED 90 YEARS
              W/O NEELAKANDAN NAMBOOTHIRI, SREEKRISHNA HIGHER
              SECONDARY SCHOOL(AIDED), ANANDAPURAM, THRISSUR
              (RESIDING AT ARITHATTATHU MANA, ANANDAPURAM THRISSUR
              DISTRICT - 680 305), PIN - 680305


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         63



      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION,
              ERNAKULAM, PIN - 682024

      6       THE DISTRICT EDUCATIONAL OFFICER,
              IRINJALAKKUDA, THRISSUR DISTRICT, PIN - 680121


            BY
      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         64



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 18304 OF 2023

PETITIONER:
           MILAD-E-SHERIEF MEMORIAL HIGHER SECONDARY SCHOOL
           (MSMHSS)
           REPRESENTED BY ITS MANAGER, KAYAMKULAM, ALAPPUZHA,
           KERALA., PIN - 690502
           BY ADVS. SRI ABHAY FERDINAND
           SRI C.V.ALEXANDER
           SRI BABU VARGHESE (SR.)(B-24)


RESPONDENT/S:
     1     STATE OF KERALA
           REPRESENTED BY ITS SECRETARY TO GOVERNMENT, GENERAL
           EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, KERALA., PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, KERALA., PIN - 695014

      3       THE REGIONAL DEPUTY DIRECTOR
              HIGHER SECONDARY EDUCATION, CHENGANNUR, KERALA., PIN -
              689121

      4       DISTRICT EDUCATIONAL OFFICER
              NEAR TALUK OFFICE, MAVELIKKARA, KERALA., PIN - 690101


     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         65



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 18349 OF 2023

PETITIONER:

              THE MANAGER, (E.N.MANIYAPPAN), KPM VHSS, POOTHOTTA,
              AGED 75 YEARS
              S/O NARAYANAN, KPM VHSS, POOTHOTTA, ERNAKULAM (RESIDING
              AT POOTHOTTA, ERNAKULAM - 682 307), PIN - 682307


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD
              MS.P.A.JENZIA




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         66



      5       THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION,
              ERNAKULAM, PIN - 682024

      6       THE DISTRICT EDUCATIONAL OFFICER
              ERNAKULAM, PIN - 682011

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         67



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 18605 OF 2023

PETITIONER:

              REV. BR. A.MICHAEL SHJ
              AGED 69 YEARS
              MANAGER, SACRED HEART HIGH SCHOOL,
              KANTHALLOOR, KANTHALLOOR.P.O.,
              IDUKKI DISTRICT, RESIDING AT LITTLE FLOWER HOUSE,
              KANTHALLOOR.P.O.,
              IDUKKI DISTRICT,
              PIN - 685620


              BY ADVS.
              SRI BEJOY JOSEPH P.J.
              SRI M.VIJAYAKUMAR




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT,
              THIRUVANANTHAPURAM.,
              PIN - 695001

      2       DIRECTOR OF GENERAL EDUCATION
              DIRECTORATE OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM.,
              PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         68


      3       DISTRICT EDUCATIONAL OFFICER
              OFFICE OF THE DISTRICT EDUCATIONAL OFFICER,
              KATTAPPANA., PIN - 685515

SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         69



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 19847 OF 2023

PETITIONER:

              THE MANAGER, (T S PADMAKUMARI)
              AGED 63 YEARS
              P U S P M HIGH SCHOOL, PALLICKAL, NOORNAD P O,
              PATHANAMTHITTA DISTRICT- (WIFE OF P. JAYAKUMAR (LATE),
              RESIDING AT SANKARI, T.C. NO. 28/2754, KUMARAPURAM
              THIRUVANANTHAPURAM-695 001), PIN - 690504


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI V.RAJASEKHARAN NAIR




RESPONDENT/S:

      1       THE STATE OF KERALA
              REPRESENTED BY ITS CHIEF SECRETARY, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM-, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         70


      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DIRECTOR OF GENERAL EDUCATION
              VOCATIONAL HIGHER SECONDARY, HOUSING BOARD BUILDINGS,
              SANTHI NAGAR, THIRUVANANTHAPURAM, PIN - 695001

      6       THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER SECONDARY
              EDUCATION
              CHENGANNUR, ALAPPUZHA DISTRICT, PIN - 689121

      7       THE DISTRICT EDUCATIONAL OFFICER
              OFFICE OF THE DISTRICT EDUCATIONAL OFFICER, CIVIL
              STATION, PATHANAMTHITTA, PIN - 689545

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         71



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 19908 OF 2023

PETITIONER:

              THE MANAGER, (ABDUL RAHIM.K.), UAHMLP SCHOOL, VALIYAD,
              AGED 53 YEARS
              S/O MAMMU(LATE), UAHMLP SCHOOL, VALIYAD, KODUR P.O.,
              MALAPPURAM (RESIDING AT KADAKKADAN HOUSE, AKKAPPARAMBA,
              CHENGOTUR POST, CHATTIPARAMBA VIA
              MALAPPURAM - 676 503 ), PIN - 676504


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENTS:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II,
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         72


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MALAPPURAM, PIN - 676304

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         73



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 19925 OF 2023

PETITIONER:

              THE MANAGER, (ABDUL RAHIM.K.), AMLP SCHOOL, CHENGOTTUR
              AGED 53 YEARS
              S/O MAMMU(LATE), AMLP SCHOOL, CHENGOTTUR, CHENGOTTUR
              P.O., MALAPPURAM (RESIDING AT KADAKKADAN HOUSE,
              AKKAPPARAMBA, CHENGOTUR POST, CHATTIPARAMBA VIA
              MALAPPURAM - 676 503 ), PIN - 676503


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         74


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MALAPPURAM, PIN - 676304


              BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         75



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 19936 OF 2023

PETITIONER:

              THE MANAGER, (P.SUBHASH CHANDRAN)
              AGED 54 YEARS
              SSVGHSS, SCVBHS, SCVLPS, CHIRAYINKEEZHU SNVHSS,
              VARKALA, SKVLPS, PARAPPARAMUKAL, NOBLE GROUP OF
              SCHOOLS, CHIRAYINKEEZHU, THIRUVANANTHAPURAM, PIN -
              695304


              BY ADVS.
              V.A.MUHAMMED
              V.RAJASEKHARAN NAIR




RESPONDENT/S:

      1       THE STATE OF KERALA
              REPRESENTED BY ITS CHIEF SECRETARY, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         76


      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION
              PALAYAM,THIRUVANANTHAPURAM, PIN - 695033

      6       THE ASSISTANT EDUCATIONAL OFFICER
              PALODE THIRUVANANTHAPURAM, PIN - 695562

      7       THE ASSISTANT EDUCATIONAL OFFICER
              3RD FLOOR, CIVIL STATION, ATTINGAL, THIRUVANANTHAPURAM,
              PIN - 695101

      8       THE DISTRICT EDUCATIONAL OFFICER
              ATTINGAL,THIRUVANANTHAPURAM DISTRICT, PIN - 695101

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         77



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 19938 OF 2023

PETITIONER:

              THE MANAGER, (DR.G.CHANDRASENAN)
              AGED 72 YEARS
              K.K.K.V.M HIGHER SECONDARY SCHOOL, KUMARAPURAM.P.O,
              HARIPAD, ALAPPUZHA DISTRICT, PIN - 690548


              BY ADVS.
              V.A.MUHAMMED
              V.RAJASEKHARAN NAIR




RESPONDENT/S:

      1       THE STATE OF KERALA
              REPRESENTED BY ITS CHIEF SECRETARY, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         78



      5       THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION
              CHENGANNUR, ALAPPUZHA DISTRICT, PIN - 689121

      6       THE DISTRICT EDUCATIONAL OFFICER
              JAWAHAR BALABHAVAN ROAD, ALAPPUZHA DISTRICT, PIN -
              688011

      7       THE ASSISTANT EDUCATIONAL OFFICER
              AMBALAPPUZHA, ALAPPUZHA DISTRICT, PIN - 688561

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         79



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20022 OF 2023

PETITIONER:

              RENUKA. M,
              AGED 36 YEARS
              W/O. RAJESHKUMAR.A., L.P.S.T., A.L.P.S., NATTAKKAL,
              NATTAKKAL.P.O., KASARAGODE-671 533, RESIDING AT
              ALAKKADAN HOUSE, MATHIL.P.O., PAYYANNUR (VIA), KANNUR -
              ., PIN - 670307


              BY ADVS.
              ELVIN PETER P.J. (SR.)
              K.R.GANESH
              GOURI BALAGOPAL
              ABHIJITH.K.ANIRUDHAN
              SREELEKSHMI A.S.




RESPONDENT/S:

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

      2       THE DIRECTOR OF GENERAL EDUCATION,
              DIRECTORATE OF GENERAL EDUCATION, THIRUVANANTHAPURAM,
              PIN - 695014

      3       THE ASSISTANT EDUCATIONAL OFFICER,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                       2025:KER:33395
                                         80


              CHITTARIKKAL, KASARAGODE, PIN - 671326

      4       THE MANAGER, A.L.P.S, NATTAKKAL,
              NATTAKKAL.P.O., KASARAGODE, PIN - 671533


              BY ADVS.
              SRI GOPIKRISHNAN NAMBIAR M
              SRI K.JOHN MATHAI(K/413/1984)
              SRI JOSON MANAVALAN(J-526)
              SRI KURYAN THOMAS(K/131/2003)
              SRI PAULOSE C. ABRAHAM(MAH/58/2006)
              SRI RAJA KANNAN(K/356/2008)
              MS.AKHILA NAMBIAR(K/737/2021)
             SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         81



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20093 OF 2023

PETITIONER:

              THE MANAGER, (P.RAMLATH),
              AGED 46 YEARS
              W/O ABDUL RAHMAN, PMMUP SCHOOL, THALIPPADAM, P.O.
              NAMBOORIPOTTY, MALAPPURAM DISTRICT (RESIDING AT
              PUTHIYARA HOUSE, POST MOOTHEDAM, MALAPPURAM DISTRICT -
              679 331), PIN - 679333


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         82


              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              NILAMBUR, MALAPPURAM, PIN - 676302


              BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         83



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20094 OF 2023

PETITIONER:

              THE MANAGER, (ABDUL RAHIM.K.) PKM UP SCHOOL,
              ALPATTAKULAMBA
              AGED 53 YEARS
              S/O MAMMU(LATE), PKM UP SCHOOL, ALPATTAKULAMBA, KODUR
              P.O., MALAPPURAM (RESIDING AT KADAKKADAN HOUSE,
              AKKAPPARAMBA, CHENGOTUR POST, CHATTIPARAMBA VIA
              MALAPPURAM - 676 503 ), PIN - 676504


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         84


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MALAPPURAM, PIN - 676304

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         85



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20373 OF 2023

PETITIONER:

              THE MANAGER, (M.LALITHA,), SARVODAYAM VOCATIONAL HIGHER
              SECONDARY SCHOOL, ARYAMPADAM
              AGED 75 YEARS
              W/O K. UNNIKRISHNAN (LATE) SARVODAYAM VOCATIONAL HIGHER
              SECONDARY SCHOOL, ARYAMPADAM, MUNDATHICODE P.O,
              THRISSUR DISTRICT (RESIDING AT KARUMATHIL HOUSE,
              PUDURUTHY P.O THRISSUR DISTRICT - 680 623), PIN -
              680601


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         86



      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DIRECTOR OF GENERAL EDUCATION,
              VOCATIONAL HIGHER SECONDARY, HOUSING BOARD BUILDING,
              THIRUVANANTHAPURAM, PIN - 695001

      6       THE ASSISTANT DIRECTOR,
              VOCATIONAL HIGHER SECONDARY EDUCATION, THRISSUR, PIN -
              680020

      7       THE DISTRICT EDUCATIONAL OFFICER,
              CHAVAKKAD , THRISSUR, PIN - 680506


             BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         87



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20580 OF 2023

PETITIONER:

              THE MANAGER, (MOHAMMED YASEEN P.P,) V.V.U.P SCHOOL,
              CHENNARA
              AGED 73 YEARS
              S/O C.M MUHAMMEDKUTTY, V.V.U.P SCHOOL, CHENNARA,
              MALAPPURAM DISTRICT (RESIDING AT MOULANA HOUSE,
              KUTTAYI, TIRUR, MALAPPURAM DISTRICT - 676 562 ), PIN -
              676561


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD


RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         88



      5       THE ASSISTANT EDUCATIONAL OFFICER,
              TIRUR, MALAPPURAM, PIN - 676104

             BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         89



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20672 OF 2023

PETITIONER:

              T.D.P.YOGAM UP SCHOOL,
              AGED 55 YEARS
              PALLUT, KODUNGALLUR, THRISSUR, REPRESENTED BY ITS
              MANAGER, PIN - 680663


              BY ADVS.
              SRI RANJITH THAMPAN (SR.)
              SRI V.M.KRISHNAKUMAR
              SMT.P.R.REENA




RESPONDENT/S:

      1       STATE OF KERALA,
              REPRESENTED BY SECRETARY, GENERAL EDUCATION DEPARTMENT,
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION,JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         90



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20783 OF 2023

PETITIONER:

              THE MANAGER, (MOHAMMED YASEEN P.P,) MOULANA MOHAMMED
              KUTTY MEMORIAL HIGHER SECONDARY SCHOOL,KUTTAYI
              AGED 73 YEARS
              S/O C.M MUHAMMEDKUTTY, MOULANA MOHAMMED KUTTY MEMORIAL
              HIGHER SECONDARY SCHOOL, KUTTAYI P.O., MALAPPURAM
              DISTRICT (RESIDING AT MOULANA HOUSE, KUTTAYI, TIRUR,
              MALAPPURAM DISTRICT - 676 562 ), PIN - 676562


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI M.SAJJAD
              MS.P.A.JENZIA




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II,
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         91



      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION,
              B2 BLOCK, MALAPPURAM, PIN - 676505

      6       THE DISTRICT EDUCATIONAL OFFICER,
              TIRUR, MALAPPURAM, PIN - 676101


              BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         92



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20793 OF 2023

PETITIONERS:

      1       KARUNAKARA KURUP
              AGED 76 YEARS
              RAMA NILAYAM,VILLIAPALLY P.O.,VATAKARA KOZHIKODE,
              MANAGER, VILIAPPALLY UP SCHOOL, VILIAPPALLY,
              VATAKARATALUK, KOZHIKODE, PIN - 673542

      2       GOPALAKRISHNAN.C
              AGED 61 YEARS
              MANAGER, VAIKKILASSERY UP SCHOOL, VAIKKILASSERY.P.O.,
              VADAKARA, KOZHIKODE -, PIN - 673104

      3       AJIN M.SASI
              AGED 32 YEARS
              MANAGER, NALLUR EAST AUP SCHOOL, PERUMUGHAM.P.O.,
              FEROKE, KOZHIKODE, PIN - 673631

      4       P.NARAYANAN
              AGED 67 YEARS
              MANAGER, NARIKUNNU U.P. SCHOOL, EDACHERI.P.O.,
              KOZHIKODE, PIN - 673502

      5       PRASANNA KUMARI,
              AGED 75 YEARS
              BALAUSSERY AUP SCHOOL MANAGER, BALAUSSERY P.O,
              BALAUSSERY KOZHIKODE, PIN - 673633


              BY ADVS.
              JIJI THOMAS
              SMITHA MATHEW
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         93




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY THE SECRETARY, GENERAL EDUCATION
              DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      3       THE DEPUTY DIRECTOR OF EDUCATION,
              MANANCHIRA, KOZHIKODE, PIN - 673001

      4       ASSISTANT EDUCATIONAL OFFICER,
              CHOMBALA, KOZHIKODE, PIN - 673001

      5       ASSISTANT EDUCATIONAL OFFICER
              THODANNUR, KOZHIKODE, PIN - 673541

      6       ASSISTANT EDUCATIONAL OFFICER
              FEROKE, KOZHIKODE, PIN - 673541

      7       ASSISTANT EDUCATIONAL OFFICER,
              BALAUSSERY, KOZHIKODE, PIN - 673541

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         94



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20825 OF 2023

PETITIONER:
           KUNJIRAMAN. A., MANAGER, CHEERAL AUP SCHOOL
           AGED 80 YEARS
           S/O LATE, KRISHNANCHETTY, NAARAYANNEYAM, NANTHANKUNI
           P.O MEPADY, MANAGER, CHEERAL AUP SCHOOL, CHEERAL,
           SULTHAN BATTERY, WAYANAD ,, PIN - 673595

              BY ADVS.
              SRI JIJI THOMAS
              SMT.SMITHA MATHEW
RESPONDENTS:
     1     STATE OF KERALA
           REPRESENTED BY THE SECRETARY, GENERAL EDUCATION
           DEPARTMENT, GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
           PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      3       THE DEPUTY DIRECTOR OF EDUCATION,
              KALPETTA, WAYANAD, PIN - 673121

      4       ASSISTANT EDUCATIONAL OFFICER
              SULTHAN BATTERY, WAYANAD, PIN - 673577

      BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER

     THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         95



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 20861 OF 2023

PETITIONER:

              THE MANAGER, (KRISHNAN NAMPOOTHIRI V.V)
              AGED 53 YEARS
              PMV SCHOOLS, PERINGARA THIRUVALLA, PATHANAMTHITTA
              DISTRICT, PIN - 689108


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI V.RAJASEKHARAN NAIR




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY ITS CHIEF SECRETARY, SECRETARIAT,
              THIRUVANANTHAPURAM - 695 001, PIN - 695001

      2       THE SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         96


      5       THE DEPUTY DIRECTOR OF EDUCATION
              THIRUVALLA, PATHANAMTHITTA DISTRICT, PIN - 689645

      6       THE DISTRICT EDUCATIONAL OFFICER
              THIRUVALLA, PATHANAMTHITTA DISTRICT, PIN - 689101

      7       THE ASSISTANT EDUCATIONAL OFFICER
              THIRUVALLA, PATHANAMTHITTA DISTRICT, PIN - 689101



      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         97



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 21075 OF 2023

PETITIONER:

              THE MANAGER, (RAJESH R KODIPPARAMBIL)
              AGED 49 YEARS
              MGM UP SCHOOL, ELIKULAM. MADUKKAKUNNU P.O, KOTTAYAM
              DISTRICT, PIN - 686577


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI V.RAJASEKHARAN NAIR




RESPONDENT/S:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         98



      5       THE DEPUTY DIRECTOR OF EDUCATION,
              PULIMOODU JN, KOTTAYAM DISTRICT, PIN - 686001

      6       THE DISTRICT EDUCATIONAL OFFICER,
              KANJIRAPPALLY, KOTTAYAM DISTRICT, PIN - 686506

      7       THE ASSISTANT EDUCATIONAL OFFICER
              KANJIRAPPALLY, KOTTAYAM DISTRICT, PIN - 686506


                     BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         99



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 21138 OF 2023

PETITIONER:

              THE MANAGER, (SUSILAN PANICKER.E.R,)
              AGED 69 YEARS
              SREE DAYANANDA L P SCHOOL, URULIKUNNAM. POOVARANY P.O,
              PALA, KOTTAYAM DISTRICT, PIN - 686577


              BY ADVS.
              SRI V.A.MUHAMMED
              SRI V.RAJASEKHARAN NAIR




RESPONDENT/S:

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

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         100



      5       THE DEPUTY DIRECTOR OF EDUCATION,
              PALACE RD, KOTTAYAM DISTRICT, PIN - 686001

      6       THE DISTRICT EDUCATIONAL OFFICER,
              KANJIRAPPALLY, KOTTAYAM DISTRICT, PIN - 686506

      7       THE ASSISTANT EDUCATIONAL OFFICER,
              KANJIRAPPALLY, KOTTAYAM DISTRICT, PIN - 686506

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         101



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 21164 OF 2023

PETITIONER:

              THE MANAGER, (UMA NAIR,)
              AGED 75 YEARS
              MGM LP SCHOOL, KARUVATTUMKUZHI, KAREELAKULANGARA P.O,
              KAYAMKULAM ALAPPUZHA DISTRICT., PIN - 690572


              BY ADVS.
              V.A.MUHAMMED
              V.RAJASEKHARAN NAIR




RESPONDENTS:

      1       STATE OF KERALA
              REPRESENTED BY ITS CHIEF SECRETARY, SECRETARIAT,
              THIRUVANANTHAPURAM ., PIN - 695001

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM ., PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         102



      5       THE DEPUTY DIRECTOR OF EDUCATION
              CIVIL LINES, ALAPPUZHA DISTRICT, PIN - 688001

      6       THE DISTRICT EDUCATIONAL OFFICER
              MAVELIKARA, ALAPPUZHA DISTRICT, PIN - 690101

      7       THE ASSISTANT EDUCATIONAL OFFICER
              KAYAMKULAM, ALAPPIZHA DISTRICT, PIN - 690502

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         103



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 21557 OF 2023

PETITIONER:

              THE MANAGER, (P.RAMANATHAN,) K.S.U.P. SCHOOL,
              THOTTIPPAL,
              AGED 75 YEARS
              S/O KOCHUNNI MENON, K.S.U.P. SCHOOL, THOTTIPPAL,
              THRISSUR DISTRICT (RESIDING AT PULLISSERY HOUSE,
              THOTTIPPAL P.O., VIA PARAPPUKKARA, THRISSUR - 680
              310 ), PIN - 680310


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         104


              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              IRINJALAKKUDA, THRISSUR, PIN - 680121


                     BY SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         105



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 21597 OF 2023

PETITIONER:

              THE MANAGER, (MUHAMMED HASSAN,) A.U.P. SCHOOL KODAKKAD,
              AGED 75 YEARS
              S/O MUHAMMED, A.U.P. SCHOOL KODAKKAD, KODAKKAD P.O.,
              CHETTIPPADI VIA, MALAPPURAM DISTRICT (RESIDING AT
              KOLAKKATIL, KALIYATTAMUKKU, MUNNIYOOR P.O., MALAPPURAM
              DISTRICT - 676 311 ), PIN - 676314


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         106


              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              PRAPPANANGADI, MALAPPURAM, PIN - 676303

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         107



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 21978 OF 2023

PETITIONER:

              MAHATMA GANDHI MEMORIAL HIGH SCHOOL (MGMHS)
              POOZHANAD, THIRUVANANTHAPURAM. REPRESENTED BY ITS
              MANAGER., PIN - 695125


              BY ADVS.
              S.MOHAMMED AL RAFI
              THAJUNA MARIA FRANCIS




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM.,
              PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         108



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22083 OF 2023

PETITIONER:

              THE MANAGER, (SAVITHRI.P.,) AMLP SCHOOL, CHAMAPARAMBA
              AGED 79 YEARS
              W/O LATE NARAYANAN MOOSAD, AMLP SCHOOL, CHAMAPARAMBA,
              PALODE P.O., MANNARKKAD, PALAKKAD DISTRICT (RESIDING AT
              PUTHUMANASSERI HOUSE, NATTUKAL P.O., MANNARKKAD,
              PALAKKAD DISTRICT - 678 583 ), PIN - 678583


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENTS:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         109


              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582


                     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         110



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22178 OF 2023

PETITIONER:

              THE MANAGER, (ABDUL JALEEL P.K.,) I.C.S.U.P SCHOOL,
              KARKKITAMKUNNU
              AGED 67 YEARS
              S/O LATE KUNHIPPU HAJI, I.C.S.U.P SCHOOL,
              KARKKITAMKUNNU, PALAKKAD DISTRICT (RESIDING AT
              PULAYAKALATHIL HOUSE, KARKKITAMKUNNU P.O., PALAKKAD
              DISTRICT - 678 601 ), PIN - 678601


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENTS:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         111


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         112



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22196 OF 2023

PETITIONER:

              THE MANAGER, (G.A. BABURAJ,) A.U.P.SCHOOL, KUTTIYODE
              AGED 58 YEARS
              S/O LATE ACHUTHAN NAIR, A.U.P.SCHOOL, KUTTIYODE,
              KARIMBA P.O., PALAKKAD DISTRICT (RESIDING AT KANNANNOOR
              HOUSE, KARIMBA P.O., PALAKKAD DISTRICT - 678 597 ), PIN
              - 678597


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENTS:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         113


              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582


      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         114



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22231 OF 2023

PETITIONER:

              THE MANAGER, (H.MUHAMMED ABDUL SATHAR SAIT,)
              AGED 79 YEARS
              HHYSM U.P.SCHOOL, KUTTITHERUVU, PULLIKKANAKKU.P.O,
              KAYAMKULAM, ALAPPUZHA DISTRICT, PIN - 690537


              BY ADVS.
              V.A.MUHAMMED
              V.RAJASEKHARAN NAIR




RESPONDENT/S:

      1       THE STATE OF KERALA REPRESENTED BY ITS CHIEF SECRETARY
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

      2       THE SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DEPUTY DIRECTOR OF EDUCATION
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         115


              CIVIL LINES,ALAPPUZHA, PIN - 688001

      6       THE ASSISTANT EDUCATIONAL OFFICER
              KAYAMKULAM, ALAPPUZHA, PIN - 690502


                     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         116



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22260 OF 2023

PETITIONER:

              THE MANAGER, (K.RAMACHANDRA KURUP,)
              AGED 77 YEARS
              NSS HIGH SCHOOL,PULLIKKANAKKU.P.O, KAYAMKULAM,ALAPPUZHA
              DISTRICT, PIN - 690537


              BY ADVS.
              V.A.MUHAMMED
              V.RAJASEKHARAN NAIR




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         117


      5       THE DEPUTY DIRECTOR OF EDUCATION
              CIVIL LINES, ALAPPUZHA DISTRICT, PIN - 688001

      6       THE DISTRICT EDUCATIONAL OFFICER
              NEAR TEMPLE, MAVELIKARA, ALAPPUZHA DISTRICT, PIN -
              688005

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         118



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22286 OF 2023

PETITIONER:

              THE MANAGER, (ALAYAN SAINUDHEEN.,) A.L.P.SCHOOL,
              PALAKKAZHI
              AGED 57 YEARS
              S/O MUHAMMED ALIAS KUNJU, A.L.P.SCHOOL, PALAKKAZHI,
              ALANALLUR P.O., MANNARKKAD, PALAKKAD DISTRICT (RESIDING
              AT ALAYAN HOUSE, ALANALLOOR P.O., MANNARKKAD, PALAKKAD
              DISTRICT - 678 601 ), PIN - 678601


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         119


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         120



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22344 OF 2023

PETITIONER:

              THE MANAGER, (MOIDUTTY P.P.,) A.U.P. SCHOOL,
              PAYYANADAM,
              AGED 55 YEARS
              S/O ABDU, A.U.P. SCHOOL, PAYYANADAM, PALLIKKUNNU,
              PALAKKAD DISTRICT (RESIDING AT PADINJARAPPALLA HOUSE,
              PAYYANADAM P.O., MANNARKKAD, PALAKKAD DISTRICT - 678
              583 ), PIN - 678583


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENTS:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         121


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         122



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22353 OF 2023

PETITIONER:

              THE MANAGER, (KAMALAVATHI,) A.L.P SCHOOL, CHERUMKULAM,
              AGED 69 YEARS
              D/O KRISHNAN, A.L.P SCHOOL, CHERUMKULAM, THENKARA P.O.,
              MANNARKKAD, PALAKKAD DISTRICT (RESIDING AT NILATHUMMANA
              HOUSE, CHERUKULAM, THENKARA P.O., MANNARKKAD, PALAKKAD
              DISTRICT - 678 582 ), PIN - 678582


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         123


              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582


                     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         124



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22362 OF 2023

PETITIONER:

              THE MANAGER, (K.T.JAYAPRAKASH NARAYANAN.,) A.M.L.P
              SCHOOL, KODAKKAD,
              AGED 69 YEARS
              S/O LATE K.T KAMALAVATHI AMMA, A.M.L.P SCHOOL,
              KODAKKAD, P.O. KODAKKAD, PALAKKAD DISTRICT (RESIDING AT
              KINARATH THEKKETHIL HOUSE, KUNDORKUNNU P.O., MANNARKKAD
              COLLEGE VIA PALAKKAD DISTRICT - 678 583 ), PIN - 678583


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         125


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         126



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22368 OF 2023

PETITIONER:

              THE MANAGER, (MOHANA KRISHNAN K.K.,)
              P.N.N.M.A.L.P. SCHOOL, ANNANTHODY,
              AGED 63 YEARS
              S/O LATE KRISHNANKUTTY PANICKER, P.N.N.M.A.L.P. SCHOOL,
              ANNANTHODY, PALODE P.O., PALAKKAD DISTRICT (RESIDING AT
              KRISHNA NIVAS, PALODE P.O., VIA MANNARKKAD COLLEG,
              PALAKKAD DISTRICT - 678 583 ), PIN - 678583


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         127


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         128



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22385 OF 2023

PETITIONER:

              THE MANAGER, (P.R.SASIDHARAN), K.T.M. HIGH SCHOOL AND
              A.L.P. SCHOOL, MANNARKKAD,
              AGED 73 YEARS
              S/O LATE K.M.RAMANUNNI NAIR, K.T.M. HIGH SCHOOL AND
              A.L.P. SCHOOL, MANNARKKAD, MANNARKKAD P.O., PALAKKAD
              DISTRICT (RESIDING AT EDATHUPURAM HOUSE, EDATHUPURAM
              TEMPLE ROAD, ANGADIPURAM P.O., MALAPPURAM - 679 321),
              PIN - 678582


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         129



      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DISTRICT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      6       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582


              SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         130



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22936 OF 2023

PETITIONER:

              MANAGER, DEVI VILASAM HIGHER SECONDARY SCHOOL
              AGED 56 YEARS
              KANDANKARI, THAYANKARI.P.O., EDATHUVA, ALAPPUZHA
              DISTRICT, PIN - 689573


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              M.R.ANISON
              V.BHARGAVI (PANANGAD)
              P.A.RINUSA
              A.MEENAKSHI




RESPONDENT/S:

      1       1. STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       2. THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

      3       3. THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION
              REGIONAL OFFICE, CHENGANNUR, PIN - 689121
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         131



      4       THE DISTRICT EDUCATIONAL OFFICER,
              KUTTANAD, ALAPPUZHA, PIN - 688502

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         132



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22977 OF 2023

PETITIONER:

              THE MANAGER, (A. NAFEESA ,), KUNHALAVI MASTER MEMORIAL
              A.M.L.P.SCHOOL, KARKITAMKUNNU,
              AGED 82 YEARS
              W/O LATE KAMMOO, KUNHALAVI MASTER MEMORIAL
              A.M.L.P.SCHOOL, KARKITAMKUNNU, KARKITAMKUNNU P.O.,
              PALAKAKD DISTRICT (RESIDING AT KONGATH HOUSE, ALANALLUR
              P.O., PALAKKAD DISTRICT - 678 601 ), PIN - 678601


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM,., PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         133


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582


                     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         134



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 22990 OF 2023

PETITIONER:

              THE MANAGER, (MOIDUNNI.K ,) LEGACY AUP SCHOOL,
              THACHANATTUKARA,
              AGED 66 YEARS
              S/O VEERAPPU., LEGACY AUP SCHOOL, THACHANATTUKARA,
              NATTUKAL P.O., MANNARKKAD, PALAKAKAD DISTRICT (RESIDING
              AT KARIMBANAKKAL HOUSE, NATTUKAL P.O MANNARKKAD,
              PALAKAKAD DISTRICT - 678 583), PIN - 678583


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         135


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         136



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 23033 OF 2023

PETITIONER:

              AKHILA RAJEEVAN
              AGED 36 YEARS
              W/O. ANU. V. GOPINATH, LPST, S.S.V.U.P, KALLARA,
              KALLARA SOUTH P.O., KOTTAYAM-686611, RESIDING AT
              'VETTICKATHUNDATHIL HOUSE', ETTUMANOOR P.O., KOTTAYAM,
              PIN - 686631


              BY ADVS.
              SRI ELVIN PETER P.J. (SR.)
              SRI K.R.GANESH
              MS.GOURI BALAGOPAL
              SRI ABHIJITH.K.ANIRUDHAN
              MS.SREELEKSHMI A.S.




RESPONDENT/S:

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

      2       THE DIRECTOR OF GENERAL EDUCATION
              DIRECTORATE OF GENERAL EDUCATION, THIRUVANANTHAPURAM,
              PIN - 695014

      3       THE ASSISTANT EDUCATIONAL OFFICER
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         137


              KURAVILANGAD, KOTTAYAM, PIN - 686633

      4       THE MANAGER,
              S.S.V.U.P, KALLARA, KALLARA SOUTH P.O., KOTTAYAM, PIN -
              686611


                     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         138



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 23043 OF 2023

PETITIONER:

              THE MANAGER, (RAMAKRISHNAN P.P ,) VIDHYODAYAM A.L.P
              SCHOOL, PUTTANIKKAD,
              AGED 47 YEARS
              S/O VASU P.P., VIDHYODAYAM A.L.P SCHOOL, PUTTANIKKAD,
              KANDAMANGALAM P.O., MANNARKKAD COLLEGE VIA, PALAKAKD
              DISTRICT (RESIDING AT PUTHIRY PARAMBIL HOUSE, ANAMANGAD
              P.O, MALAPPURAM DISTRICT - 679357 ), PIN - 678583


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         139


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         140



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 23072 OF 2023

PETITIONER:

              THE MANAGER, (C.P.MUSTHAFFA,) A.L.P. SCHOOL,
              THRIKKALOOR,
              AGED 46 YEARS
              S/O LATE C.P. UMMER HAJI, A.L.P. SCHOOL, THRIKKALOOR,
              AMBALAPARA, THIRUVIZHAM KUNNU PALAKKAD DISTRICT
              (RESIDING AT CHETTIYAM PARAMBIL HOUSE, THIRUVIZHAM
              KUNNU P.O., PALAKKAD DISTRICT - 678 601 ), PIN - 678601


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENTS:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         141


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         142



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 23081 OF 2023

PETITIONER:

              MANAGER
              AGED 74 YEARS
              KELAPPAJI MEMORIAL VOCATIONAL HIGHER SECONDARY SCHOOL
              (KMVHSS), KODAKKAD P.O, KASARGOD DISTRICT, PIN - 671357


              BY ADV SRI T.V.JAYAKUMAR NAMBOODIRI


RESPONDENT/S:

      1       STATE OF KERALA REPRESENTED BY SECRETARY
              GENERAL EDUCATION DEPARTMENT, THIRUVANANTHAPURAM,, PIN
              - 695001

      2       DIRECTOR,
              GENERAL EDUCATION DEPARTMENT, SANTHI NAGAR,
              THIRUVANANTHAPURAM, PIN - 695001

      3       DISTRICT EDUCATION OFFICER
              MINI CIVIL STATION, KANHANGAD, KASARGOD D ISTRICT,, PIN
              - 671315


                     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         143



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 23126 OF 2023

PETITIONER:

              THE MANAGER, (U.K.SOMASEKHARAN,) KRISHNA A.L.P.SCHOOL,
              ALANALLUR,
              AGED 60 YEARS
              S/O K.M.NARAYANAN NAIR, KRISHNA A.L.P.SCHOOL,
              ALANALLUR, ALANALLUR P.O., MANNARKKAD SUB DISTRICT,
              PALAKKAD (RESIDING AT SREESHYLAM, ALANALLUR P.O.,
              MANNARKKAD, PALAKKAD DISTRICT - 678 601 ), PIN - 678601


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         144


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE ASSISTANT EDUCATIONAL OFFICER,
              MANNARKKAD, PALAKKAD DISTRICT, PIN - 678582

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         145



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 23248 OF 2023

PETITIONER:

              DENA TOMS,
              AGED 36 YEARS
              S/O. TOMS TOMS YOYAKEI, FULL TIME MENIAL, ST. MARY'S
              HIGH SCHOOL, A.L.P.S., POTHANICADU, ERNAKULAM DISTRICT-
              686671, RESIDING AT CHENNAMKUDIYIL HOUSE, POTHANICADU
              P.O., ERNAKULAM DISTRICT, PIN - 686671


              BY ADVS.
              ELVIN PETER P.J. (SR.)
              K.R.GANESH
              GOURI BALAGOPAL
              ABHIJITH.K.ANIRUDHAN
              SREELEKSHMI A.S.




RESPONDENT/S:

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

      2       THE DIRECTOR OF GENERAL EDUCATION,
              DIRECTORATE OF GENERAL EDUCATION, THIRUVANANTHAPURAM,
              PIN - 695014

      3       THE DEPUTY DIRECTOR OF EDUCATION,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                       2025:KER:33395
                                         146


              OFFICE OF THE DEPUTY DIRECTOR OF EDUCATION, CIVIL
              STATION, KAKKANAD, ERNAKULAM, PIN - 682030

      4       THE DISTRICT EDUCATIONAL OFFICER,
              KOTHAMANGALAM- ERNAKULAM, PIN - 686691

      5       THE MANAGER,
              ST. MARY'S HIGH SCHOOL, POTHANICADU, ERNAKULAM, PIN -
              686671


              BY ADVS.

              K.S.BHARATHAN
              HASNA NAZAR(K/00000302/2023)
              RANCE R.(K/1560/2021)
              AADITHYAN S.MANNALI(K/631/2014)
              ALPHIN ANTONY(K/625/2014)
              VISAKH ANTONY(K/573/2014)
              SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         147



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 23404 OF 2023

PETITIONER:

              THE MANAGER, (P.V.CHACKO,)
              AGED 80 YEARS
              ANAPRAMBAL SOUTH UP SCHOOL, KUNTHIRICKAL.P.O,
              THALAVADY, ALAPPUZHA DISTRICT, PIN - 689575


              BY ADVS.
              V.A.MUHAMMED
              V.RAJASEKHARAN NAIR




RESPONDENT/S:

      1       STATE OF KERALA
              THE STATE OF KERALA REPRESENTED BY ITS CHIEF SECRETARY,
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

      2       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         148



      5       THE DEPUTY DIRECTOR OF EDUCATION
              CIVIL LINES,ALAPPUZHA, PIN - 688001

      6       THE DISTRICT EDUCATIONAL OFFICER
              KUTTANAD AT RAMANKARY ALAPPUZHA DISTRICT, PIN - 689595

      7       THE ASSISTANT EDUCATIONAL OFFICER
              THALAVADY, ALAPPUZHA DISTRICT, PIN - 689575

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         149



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 23460 OF 2023

PETITIONER:

              ST. FRANCIS UPPER PRIMARY SCHOOL
              REPRESENTED BY MANAGER EAZHACODE, PERUKAVU P. O
              THIRUVANANTHAPURAM, PIN - 695573


              BY ADVS.
              SRI S.MOHAMMED AL RAFI
              MS.THAJUNA MARIA FRANCIS



RESPONDENTS:

      1       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         150



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 23726 OF 2023

PETITIONERS:

      1       THE MANAGER
              SANTHINIKETHANAM MODEL HIGHER SECONDARY SCHOOL,
              PATHARAM, P.O. SOORANAD SOUTH, KOTTARAKKARA EDUCATIONAL
              DISTRICT, KOLLAMDISTRICT, PIN - 690522

      2       THE MANAGER
              VELUTHAMPI MEMORIAL HIGH SCHOOL KOTTARAKKARA ETC PO,
              AMPALAPPURAM, KOTTARAKARA EDUCATIONAL DISTRICT, KOLLAM
              DISTRICT, PIN - 690506

      3       THE MANAGER
              SRI CHITRA DHARMA UPPER PRIMARY SCHOOL, KOTTAMKARA,
              CHANDANATHOPE P.O., KUNDARA EDUCATIONAL DISTRICT KOLLAM
              DISTRICT, PIN - 691005

      4       THE MANAGER
              UPPER PRIMARY SCHOOL KOVOOR ARINELLOOR PO, CHAVARA
              EDUCATIONAL SUB DISTRICT KOLLAM DISTRICT, PIN - 690538

      5       THE MANAGER
              N. SREEKANTAN NAIR SHASTI POORTHI MEMORIAL UPPER
              PRIMARY SCHOOL, PATHARAM, KAKKAKUNNU P.O, SATHAMCOTTAH
              EDUCATIONAL SUB DISTRICT SOORANAD SOUTH, KOLLAM
              DISTRICT, PIN - 690522


              BY ADVS.
              JOHN JOSEPH VETTIKAD
              C.JOSEPH JOHNY
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         151




RESPONDENT/S:

      1       THE STATE OF KERALA
              REPRESENTED BY THE PRINCIPAL SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION (J) DEPARTMENT, GOVERNMENT
              SECRETARIAT, ANNEX II, THIRUVANANTHAPURAM,, PIN -
              695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              THYCAUD, JAGATHY THIRUVANANTHAPURAM, PIN - 695014

      3       THE DEPUTY DIRECTOR OF EDUCATION
              KOLLAM KOLLAM - ELAMPALLOOR ROAD, THEVALLY PO KOLLAM,,
              PIN - 691009

      4       THE DISTRICT EDUCATIONAL OFFICER
              KOTTARAKKARA, NEAR POLICE STATION, KOTTARAKKARA, KOLLAM
              DISTRICT,, PIN - 691506

      5       THE ASSISTANT EDUCATIONAL OFFICER
              KUNDARA, KOLLAM, PIN - 691501

      6       THE ASSISTANT EDUCATIONAL OFFICER
              CHAVARA KOLLAM, PIN - 691624

      7       THEASSISTANT EDUCATIONAL OFFICER
              FILTER HOUSE RD, SASTHAMCOTTA, KOLLAM DISTRICT KERALA,
              PIN - 690521

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         152



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 24780 OF 2023

PETITIONER:

              THE MANAGER, (M.K.FAREED,) MUSLIM GIRLS HIGHER
              SECONDARY SCHOOL, ERATTUPETTA,
              AGED 77 YEARS
              S/O M.K.KOCHUMAKKAR, MUSLIM GIRLS HIGHER SECONDARY
              SCHOOL, ERATTUPETTA, KOTTAYAM DISTRICT (RESIDING AT
              MATTAKOMBANAL, NADACKAL, ERATTUPETTA, KOTTTAYAM
              DISTRICT - 686 121), PIN - 686121


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY CHIEF SECRETARY, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         153


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION,
              KOTTAYAM, PIN - 686001

      6       THE DISTRICT EDUCATIONAL OFFICER,
              KOTTAYAM, PIN - 686001

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         154



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 24953 OF 2023

PETITIONER:

          *   ST. MARY'S HIGH SCHOOL, A.L.P.S., POTHANICADU
              REPRESENTED BY ITS MANAGER, JAMES VARGHESE, AGED 77
              YEARS, S/O. LATE N.M. VARGHESE, ERNAKULAM DISTRICT-686
              671, RESIDING AT NEDUMCHALIL HOUSE, VAZHAPPILLY,
              MUDAVOOR P.O., MUVATTUPUZHA, ERNAKULAM, PIN - 686669

              *[AS PER ORDER DATED 09.04.2025 IN I.A. 1/2023 OF WP(C)
              24953/2023, NAME AND ADDRESS OF PETITIONER IS CORRECTED
              AS
                   "ST. MARY'S HIGH SCHOOL, POTHANICADU,
                   REPRESENTED BY ITS MANAGER, JAMES VARGHESE,
                   AGED 77 YEARS, S/O. LATE N.M. VARGHESE,
                   ERNAKULAM DISTRICT - 686 671, RESIDING AT
                   NEDUMCHALIL HOUSE, VAZHAPPILLY, MUDAVOOR
                   P.O., MUVATTUPUZHA, ERNAKULAM - 686 669"]


              BY ADVS.
              ELVIN PETER P.J. (SR.)
              K.R.GANESH
              GOURI BALAGOPAL
              ABHIJITH.K.ANIRUDHAN
              SREELEKSHMI A.S.



RESPONDENTS:

      1       STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         155


              THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR,
              THE DIRECTORATE OF GENERAL EDUCATION (HIGHER
              SECONDARY WING), HOUSING BOARD BUILDINGS, SANTHI
              NAGAR, THIRUVANANTHAPURAM, PIN - 695121

   ** 3       THE DISTRICT EDUCATIONAL OFFICER,
              MARINE DRIVE, KOCHI, ERNAKULAM, PIN - 682011

              ** [AS PER ORDER DATED 09.04.2025 IN I.A. 1/2023 OF
              WP(C) 24953/2023, ADDRESS OF R3 IS CORRECTED AS
                   "DISTRICT EDUCATIONAL OFFICER,
                   KOTHAMANGALAM, ERNAKULAM - 686691"]

      4       MEERA EALIAS,
              HST (PHYSICAL SCIENCE) ST. MARY'S HIGH SCHOOL,
              POTHANICADU, ERNAKULAM, PIN - 686671


                     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         156



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 25356 OF 2023

PETITIONERS:

      1       LEENA CHANDY,
              AGED 42 YEARS
              W/O. PRINCE T KURIAN,HSST (COMPUTER APPLICATION),ST.
              GEORGE HSS, THOZHIYUR,THOZHIYUR P.O, THRISSUR -
              680520,RESIDING AT THEKKEKARA HOUSE, ARTHAT P.O,
              THRISSUR, PIN - 680521

      2       MERIN JOSE C ,
              AGED 29 YEARS
              W/O. GEVERGESE ISSAC P.,HSST (BUSINESS STUDIES AND
              ACCOUNTANCY),ST. GEORGE HSS, THOZHIYUR THOZHIYUR P.O,
              THRISSUR - 680520,RESIDING AT PULIKKOTTIL HOUSE,
              MAHATHMA GANDHI ROAD, MGRA NO. 15, KUNNAMKULAM,
              THRISSUR, PIN - 680543

      3       JISHI C GEORGE,
              AGED 35 YEARS
              W/O. LIJU KOCHUMON,HSST (ECONOMICS),ST. GEORGE HSS,
              THOZHIYUR ,THOZHIYUR P.O, THRISSUR - 680520,RESIDING AT
              VADAKKETHALAKKEL HOUSE, KADAVALLUR P.O, KALLUMPURAM,
              PIN - 680543

      4       LEESHMA K K.,
              AGED 35 YEARS
              W/O. ABHILASH P P,HSST (ENGLISH), ST. GEORGE HSS,
              THOZHIYUR ,THOZHIYUR P.O, THRISSUR - 680520, RESIDING
              AT PANIKKAPARAMBIL HOUSE,CHITTILAPPILLY P.O, THRISSUR,
              PIN - 680551

      5       DIVIA K.S.,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         157


              AGED 37 YEARS
              W/O. BIJOY K B,HSST (CHEMISTRY), ST. GEORGE HSS,
              THOZHIYUR ,THOZHIYUR P.O, THRISSUR - 680520, RESIDING
              AT KANDARASSERY HOUSE,BABY ROAD, MANATHALA, CHAVAKKAD
              P.O, THRISSUR, PIN - 680506

      6       FEMY FRANCIS C,
              AGED 35 YEARS
              W/O. JITHIN XAVIER,HSST (PHYSICS), ST. GEORGE HSS,
              THOZHIYUR,THOZHIYUR P.O, THRISSUR - 680520, RESIDING AT
              CHOWALLOOR HOUSE, ARIYANNUR P.O, KOONAMMOOCHI,
              THRISSUR, PIN - 680102

      7       JINCE JOSE P ,
              AGED 33 YEARS
              S/O. P. J JOSE PULIKKOTTIL ,HSST (MATHS), ST. GEORGE
              HSS, THOZHIYUR ,THOZHIYUR P.O, THRISSUR -
              680520,RESIDING AT CHIMMEN HOUSE, CHITTATTUKARA
              P.O,THRISSUR, PIN - 680511


              BY ADVS.
              R.K.MURALEEDHARAN
              ATHIRA A.MENON




RESPONDENT/S:

      1       UNION OF INDIA,
              REP. BY ITS SECRETARY,MINISTRY OF SOCIAL JUSTICE AND
              EMPOWERMENT, GOVERNMENT OF INDIA, NEW DELHI, PIN -
              110001

      2       STATE OF KERALA,
              REPRESENTED BY ITS SECRETARY TO GENERAL EDUCATION
              DEPARTMENT,SECRETARIAT, THIRUVANANTHAPURAM, PIN -
              695001

      3       THE DIRECTOR OF GENERAL EDUCATION,
              (HIGHER SECONDARY SECTION),DIRECTORATE OF GENERAL
              EDUCATION,JAGATHI, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         158


      4       REGIONAL DEPUTY DIRECTOR,
              HIGHER SECONDARY EDUCATION, EDAPALLY, ERNAKULAM, PIN -
              682024

      5       THE CORPORATE MANAGER,
              MALABAR INDEPENDENT SYRIAN CHURCH (MISC) , EDUCATION
              SOCIETY, THOZHIYUR,THOZHIYUR P.O, THRISSUR, PIN -
              680520


              BY ADVS.
              SRI AJMAL AHMED R.
              SRI H.SUBHALEKSHMI
              SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         159



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 25650 OF 2023

PETITIONER:

              ASAN MEMORIAL TEACHER TRAINING INSTITUTE,
              AGED 58 YEARS
              REPRESENTED BY ITS MANAGER, SABU. C.J., AGED 58 YEARS,
              S/O. JANARDHANAN, VILABHAGOM, MELVETTOOR.P.O., VARKALA-
              695 312, NOW RESIDING AT THEERTHAM', TC 16/512(2),
              ELANKAVIL LANE, MEDICAL COLLEGE.P.O.,
              THIRUVANANTHAPURAM, PIN - 695011


              BY ADVS.
              SRI ELVIN PETER P.J. (SR.)
              SRI K.R.GANESH
              SRI GOURI BALAGOPAL
              SRI ABHIJITH.K.ANIRUDHAN
              SRI SREELEKSHMI A.S.




RESPONDENTS:

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

      2       THE DIRECTOR OF GENERAL EDUCATION (HIGHER SECONDARY
              WING),
              DIRECTORATE OF THE GENERAL EDUCATION, HOUSING BOARD
              BUILDINGS, SANTHI NAGAR, THIRUVANANTHAPURAM, PIN -
              695121
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         160



      3       THE DISTRICT EDUCATIONAL OFFICER,
              160, AYILAM RD, ATTINGAL, THIRUVANANTHAPURAM, PIN -
              695101


                     SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         161



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 25776 OF 2023

PETITIONER:

              THE MANAGER
              AGED 52 YEARS
              KOORIKUZHI, AMUP SCHOOL KAIPAMANGALAM, KOORIKUZHI.P.O,
              THRISSUR DISTRICT JENAKEEYA VIDYALAYAM MACHAD,
              MANALITHARA.P.O. THRISSUR DISTRICT. A.U.P SCHOOL,
              PALLIKKAL, PALLAM .P.O THRISSUR DISTRICT., PIN - 679532


              BY ADVS.
              C.D.DILEEP
              SHYLAJA VARGHESE
              M.L.REMYA




RESPONDENT/S:

      1       THE STATE OF KERALA
              REPRESENTED BY ITS CHIEF SECRETARY, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         162


      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM., PIN - 695014

      5       THE DEPUTY DIRECTOR OF EDUCATION
              COLLECTORATE, AYYANTHOLE, THRISSUR DISTRICT., PIN -
              680003

      6       THE ASSISTANT EDUCATIONAL OFFICER
              VALAPPAD, THRISSUR DISTRICT., PIN - 680567

      7       THE ASSISTANT EDUCATIONAL OFFICER
              WADAKKANCHERRY, THRISSUR DISTRICT., PIN - 680582

      8       THE HEADMISTRESS
              KOORIHUZHI AMUP SCHOOL, KAIPAMANGALM, KOORIKUZHI.P.O,
              THRISSUR DISTRICT, PIN - 680681

      9       THE HEADMISTRESS
              JENAKEEYA VIDYALAYAM MACHAD, MANALITHARA.P.O. THRISSUR
              DISTRICT., PIN - 680589

     10       THE HEADMASTER
              A.U.P SCHOOL, PALLIKKAL, PALLAM.P.O, THRISSUR DISTRICT,
              PIN - 679532

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         163



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 26064 OF 2023

PETITIONER:

              THE MANAGER
              A.U.P. SCHOOL, PANANGATTIRI, PALAKKAD DISTRICT, PIN -
              678506


              BY ADVS.
              SRI K.MOHANAKANNAN
              SRI H.PRAVEEN (KOTTARAKARA)




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHI,
              THIRUVANANTHAPURAM, PIN - 695014

      3       DEPUTY DIRECTOR OF EDUCATION
              PALAKKAD CIVIL STATION, KENATHUPARAMBU, KUNATHURMEDU,
              PALAKKAD DISTRICT, PIN - 678001

      4       ASSISTANT EDUCATIONAL OFFICER
              OFFICE OF THE ASSISTANT EDUCATIONAL OFFICER KOLLENGODE,
              KOLLENGODE ANAMARI ROAD, KOLLENGODE, PALAKKAD DISTRICT,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         164


              PIN - 678506

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         165



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 26660 OF 2023

PETITIONER:

              THE MANAGER (M.K.GOPINATHAN PILLAI)
              AGED 84 YEARS
              , SCTM UP SCHOOL, CHERUVALLY P.O, MANIMALA, KOTTAYAM
              DISTRICT, PIN - 686543


              BY ADVS.
              V.A.MUHAMMED
              V.RAJASEKHARAN NAIR




RESPONDENTS:

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

      2       THE SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM - 695 001, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         166


      5       THE DEPUTY DIRECTOR OF EDUCATION
              PALACE RD, KOTTAYAM DISTRICT, PIN - 686001

      6       THE DISTRICT EDUCATIONAL OFFICER
              KANJIRAPPALLY @ PONKUNNAM, KOTTAYAM DISTRICT, PIN -
              686506

      7       THE ASSISTANT EDUCATIONAL OFFICER
              KARUKACHAL, KOTTAYAM DISTRICT, PIN - 686540

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         167



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 27673 OF 2023

PETITIONER:

              SR. ANJU KURIAKOSE,
              AGED 35 YEARS
              U.P.S.T., FATHIMA MATHA GIRLS' HIGHER SECONDARY SCHOOL
              KOOMPANPARA, ADIMALI, IDUKKI DISTRICT-685 561, RESIDING
              AT AREECKAL HOUSE, THATTEKKANNI,
              P.O. IDUKKI, PIN - 685602


              BY ADVS.
              SRI ELVIN PETER P.J. (SR.)
              SRI K.R.GANESH
              MS.GOURI BALAGOPAL
              SRI ABHIJITH.K.ANIRUDHAN
              MS.SREELEKSHMI A.S.




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY, GENERAL EDUCATION
              DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
              695001

      2       THE DIRECTOR,
              THE DIRECTORATE OF GENERAL EDUCATION (HIGHER SECONDARY
              WING), HOUSING BOARD BUILDINGS, SANTHI NAGAR,
              THIRUVANANTHAPURAM, PIN - 695121
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         168


      3       THE DEPUTY DIRECTOR OF EDUCATION
              THODUPUZHA, IDUKKI, PIN - 685584

      4       THE DISTRICT EDUCATIONAL OFFICER,
              THODUPUZHA, IDUKKI, PIN - 685584

      5       THE CORPORATE MANAGER,
              CMC CARMELGIRI CORPORATE EDUCATIONAL AGENCY OF
              CARMELGIRI PROVINCE TRUST, ADIMALI, IDUKKI DISTRICT-685
              561, RESIDING AT CARMELGIRI PROVINCIAL HOUSE, IDUKKI
              DISTRICT, PIN - 685602


              BY ADVS.
              SRI JOY GEORGE
              MS.PRAICY JOSEPH(K/666/1987)
              MS.TANYA JOY(K/000665/2013)
              MS.ANIMMA JOSEPH(K/665/2022)
              SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER


       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         169



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 27715 OF 2023

PETITIONER:

              SR. SHERIN VARGHESE,
              AGED 29 YEARS
              D/O. VARGHESE, U.P.S.T., FATHIMA MATHA GIRLS' HIGHER
              SECONDARY SCHOOL KOOMPANPARA, ADIMALI, IDUKKI DISTRICT-
              685 561 RESIDING AT EYOPARAMBIL HOUSE, KANCHIYAR.P.O.,
              PALLIKKAVALA, IDUKKI, PIN - 685511


              BY ADVS.
              SRI ELVIN PETER P.J. (SR.)
              SRI K.R.GANESH
              MS.GOURI BALAGOPAL
              SRI ABHIJITH.K.ANIRUDHAN
              MS.SREELEKSHMI A.S.




RESPONDENTS:

      1       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY, GENERAL EDUCATION
              DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
              695001

      2       THE DIRECTOR,
              THE DIRECTORATE OF GENERAL EDUCATION (HIGHER SECONDARY
              WING), HOUSING BOARD BUILDINGS, SANTHI NAGAR,
              THIRUVANANTHAPURAM, PIN - 695121
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         170


      3       THE DEPUTY DIRECTOR OF EDUCATION
              THODUPUZHA, IDUKKI, PIN - 685584

      4       THE DISTRICT EDUCATIONAL OFFICER,
              THODUPUZHA, IDUKKI, PIN - 685584

      5       THE CORPORATE MANAGER,
              CMC CARMELGIRI CORPORATE EDUCATIONAL AGENCY OF
              CARMELGIRI PROVINCE TRUST, ADIMALI, IDUKKI DISTRICT-685
              561, RESIDING AT CARMELGIRI PROVINCIAL HOUSE, IDUKKI
              DISTRICT, PIN - 685602


              BY ADVS.
              SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
              SRI JOY GEORGE
              MS.PRAICY JOSEPH(K/666/1987)
              MS.TANYA JOY(K/000665/2013)
              MS.ANIMMA JOSEPH(K/665/2022)



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         171



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 27890 OF 2023

PETITIONERS:

      1       MANAGER,V.V.HIGHER SECONDARY SCHOOL
              AGED 61 YEARS
              THAMARAKULAM, CHARUMMOODU.P.O, ALAPPUZHA DISTRICT., PIN
              - 690505

      2       MANAGER, SWAMI VIVEKANANDA HIGH SCHOOL,
              AGED 62 YEARS
              PANDANAD.P.O, CHENGANNUR, ALAPPUZHA DISTRICT., PIN -
              689506

      3       MANAGER, T.M.VARGHESE MEMORIAL HIGH SCHOOL,
              AGED 71 YEARS
              VETTIYAR, MAVELIKKARA, ALAPPUZHA,, PIN - 690558

      4       MANAGER, N.S.S.HIGH SCHOOL,
              AGED 78 YEARS
              PULLIKKANAKKU.P.O, KAYAMKULAM, ALAPPUZHA DISTRICT., PIN
              - 690537

      5       MANAGER, R.V.S.M.HIGHER SECONDARY SCHOOL
              AGED 77 YEARS
              PRAYAR.P.O, OACHIRA, ALAPPUZHA DISTRICT,, PIN - 690547

      6       MANAGER,VALLIKUNNAM SNDP SANSKRIT HIGH SCHOOL,
              AGED 69 YEARS
              VALLIKUNNAM.P.O, ALAPPUZHA DISTRICT., PIN - 690501

      7       MANAGER, V.S.S.HIGH SCHOOL
              AGED 59 YEARS
              KOIPPALLIKARANMA, OLAKETTIAMBALAM.P.O, MAVELIKKARA
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         172


              ALAPPUZHA DISTRICT, PIN - 690510

      8       MANAGER, VISWABHARATHY MODEL HIGHER SECONDARY SCHOOL,
              AGED 58 YEARS
              KAPPIL MEKKU, KRISHNAPURAM.P.O., ALAPPUZHA DISTRICT.,
              PIN - 690533

      9       MANAGER, CBMHS NOORANAD
              AGED 84 YEARS
              NOORANAD.P.O., ALAPPUZHA DISTRICT., PIN - 690504

     10       MANAGER, VOCATIONAL HIGHER SECONDARY SCHOOL CHATHIYARA
              AGED 57 YEARS
              CHATHIYARA, THAMARAKULAM.P.O. ALAPPUZHA DISTRICT., PIN
              - 690530

     11       MANAGER, HIGH SCHOOL EDAPPON
              AGED 59 YEARS
              AYRANIKUDI.P.O., MAVELIKARA, ALAPPUZHA DISTRICT,, PIN -
              690558


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              SRI M.R.ANISON
              SMT.V.BHARGAVI (PANANGAD)
              SMT.P.A.RINUSA




RESPONDENT/S:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM,, PIN - 695014

      3       THE REGIONAL DEPUTY DIRECTOR,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         173


              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE,
              CHENGANNUR, ALAPPUZHA, PIN - 689121

      4       THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER SECONDARY
              EDUCATION
              OFFICE OF THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER
              SECONDARY EDUCATION, CHENGANNUR, ALAPPUZHA - 689 121.,
              PIN - 689121

      5       THE DISTRICT EDUCATIONAL OFFICER,
              MAVELIKKARA NEAR TALUK OFFICE, MAVELIKKARA, ALAPPUZHA
              DISTRICT., PIN - 690101

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         174



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 28042 OF 2023

PETITIONERS:
     1     MANAGER, NADUVATTOM VOCATIONAL HIGHER SECONDARY SCHOOL
           AGED 62 YEARS
           PALLIPPAD,ALAPPUZHA DISTRICT,, PIN - 690512

      2       MANAGER, S.N.V.T.T.I,
              AGED 65 YEARS
              KAKKAZHAM, AMBALAPPUZHA, ALAPPUZHA DISTRICT., PIN -
              688005

      3       MANAGER, S.N.M.HIGHER SECONDARY SCHOOL,
              AGED 59 YEARS
              PURAKKAD.P.O, AMBALAPPUZHA, ALAPPUZHA DISTRICT., PIN -
              688561

      4       MANAGER, ARAVUKAD HIGHER SECONDARY SCHOOL,
              AGED 60 YEARS
              PUNNAPRA.P.O, ALAPPUZHA DISTRICT,, PIN - 680004


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              SRI M.R.ANISON
              SMT.P.A.RINUSA


RESPONDENT/S:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM,, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         175



      2       THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM,, PIN - 695014

      3       THE REGIONAL DEPUTY DIRECTOR,
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE,
              CHENGANNUR, ALAPPUZHA, PIN - 689121

      4       THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER SECONDARY
              EDUCATION,
              OFFICE OF THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER
              SECONDARY EDUCATION, CHENGANNUR, ALAPPUZHA, PIN -
              689121

      5       THE DISTRICT EDUCATIONAL OFFICER,
              MEDICAL COLLEGE JN, ALAPPUZHA DISTRICT, PIN - 688005

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         176



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 28056 OF 2023

PETITIONERS:

      1       MANAGER, PUTHUSSERY L.P.SCHOOL
              AGED 74 YEARS
              ANARY, CHERUTHANA.P.O, ALAPPUZHA DISTRICT., PIN -
              690517

      2       MANAGER, MANNARASALA UPPER PRIMARY SCHOOL,
              AGED 85 YEARS
              MANNARASALA.P.O, HARIPAD, ALAPPUZHA DISTRICT., PIN -
              690514

      3       MANAGER, ST.MARY'S LOWER PRIMARY SCHOOL,
              AGED 84 YEARS
              CHERUTHANA, AYAPARAMPU.P.O, ALAPPUZHA DISTRICT., PIN -
              690517

      4       MANAGER, S.K.V.UPPER PRIMARY SCHOOL,
              AGED 70 YEARS
              EVOOR NORTH, EVOOR.P.O, CHEPPAD, ALAPPUZHA DISTRICT.,
              PIN - 690507

      5       MANAGER, P.M.D.U.P.SCHOOL
              AGED 60 YEARS
              CHEPPAD, ALAPPUZHA DISTRICT., PIN - 690507

      6       MANAGER, S.N.M. UPPER PRIMARY SCHOOL
              AGED 62 YEARS
              MUTHUKULAM, MUTHUKULAM.P.O., ALAPPUZHA DISTRICT., PIN -
              690506
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         177


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              M.R.ANISON
              P.A.RINUSA
              V.BHARGAVI (PANANGAD)




RESPONDENT/S:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM,, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN-695 014., PIN - 695014

      3       THE ASSISTANT EDUCATIONAL OFFICER,
              3. OFFICE OF THE ASSISTANT EDUCATIONAL OFFICER,HARIPAD,
              ALAPPUZHA DISTRICT,, PIN - 690514


              BY ADVS.
                   SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         178



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 28432 OF 2023

PETITIONERS:

      1       MANAGER, MOOLESSERIL DEVASWOM L.P.SCHOOL,
              AGED 70 YEARS
              KEERIKKADU SOUTH, KAYAMKULAM.P.O, ALAPPUZHA DISTRICT,,
              PIN - 690502

      2       MANAGER, NADAKKAVU L.P.SCHOOL,
              AGED 76 YEARS
              PERUNGALA.P.O, KAYAMKULAM, ALAPPUZGA DISTRICT, PIN-690
              559, PIN - 690559

      3       MANAGER, PUTHIYAVILA.U.P.SCHOOL,
              AGED 65 YEARS
              PUTHIYAVILA.P.O, KAYAMKULAM, PIN - 690531

      4       MANAGER, KATTACHIRA.L.P.SCHOOL,
              AGED 85 YEARS
              KATTACHIRA,PALLICKAL.P.O, KAYAMKULAM, ALAPPUZHA
              DISTRICT,, PIN - 690503

      5       MANAGER, N.N.M.U.P.SCHOOL
              AGED 74 YEARS
              KAPPIL EAST, KRISHNAPURAM.P.O, KAYAMKULAM SUB
              DISTRICT,ALAPPUZHA, PIN - 690533

      6       MANAGER, B.I. LOWER PRIMARY SCHOOL & B.I.UPPER PRIMARY
              SCHOOL,.
              AGED 70 YEARS
              ELIPPAKULAM.P.O, ALAPPUZHA DISTRICT,, PIN - 690503

      7       MANAGER, N.V.M. LOWER PRIMARY SCHOOL, .
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         179


              AGED 53 YEARS
              VALLIKUNNAM, ALAPPUZHA DISTRICT,, PIN - 690501


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              M.R.ANISON
              P.A.RINUSA
              V.BHARGAVI (PANANGAD)




RESPONDENTS:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION,JAGATHY,
              THIRUVANANTHAPURAM,, PIN - 695014

      3       THE ASSISTANT EDUCATIONAL OFFICER,
              KAYAMKULAM, ALAPPUZHA DISTRICT, PIN - 690502

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         180



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 28786 OF 2023

PETITIONERS:

      1       MANAGER, P.J. UPPER PRIMARY SCHOOL, VALAVANADU
              AGED 69 YEARS
              KALAVOOR P.O., ALAPPUZHA DISTRICT, PIN - 688522

      2       MANAGER, V.V.S.D. UPPER PRIMARY SCHOOL, SOURTH ARYAD
              AGED 79 YEARS
              PATHIRAPPALLY P.O. ALAPPUZHA DISTRICT, PIN - 688521


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              M.R.ANISON
              V.BHARGAVI (PANANGAD)
              P.A.RINUSA




RESPONDENTS:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT, GENERAL EDUCATION DEPARTMENT
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

      3       ASSISTANT EDUCATIONAL OFFICER, CHERTHALLA
              ALAPPUZHA DISTRICT, PIN - 688528
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         181



      4       ASSISTANT EDUCATIONAL OFFICER, ALAPPUZHA
              THALAVADI P.O. ALAPPUZHA DISTRICT, PIN - 689572

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         182



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 29111 OF 2023

PETITIONER/S:

      1       MANAGER, ELAMANNOOR VOCATIONAL HIGHER SECONDARY SCHOOL
              AGED 57 YEARS
              ELAMANNOOR.P.O., PATHANAMTHITTA DISTRICT,, PIN - 691524

      2       MANAGER, H.S.&.V.H.S.S,
              AGED 58 YEARS
              MANNADY, MANNADY P.O, PATHANAMTHITTA DISTRICT, PIN -
              691530


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              M.R.ANISON
              P.A.RINUSA




RESPONDENT/S:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

      3       THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER SECONDARY
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         183


              EDUCATION
              OFFICE OF THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER
              SECONDARY EDUCATION,
              CHENGANNUR, ALAPPUZHA, PIN - 689121

      4       THE DISTRICT EDUCATIONAL OFFICER,
              DISTRICT EDUCATIONAL OFFICE PATHANAMTHITTA
              PATHANAMTHITTA P O, PIN - 689645

      5       THE DISTRICT EDUCATIONAL OFFICER
              DISTRICT EDUCATONAL OFFICE KOTTARAKKARA NEAR POLICE
              STATION, KOTTARAKARA P O, KOLLAM DISTRICT, PIN - 691506

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         184



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 29858 OF 2023

PETITIONER:

              THE CORPORATE MANAGER
              CMC CARMELGIRI CORPORATE EDUCATIONAL AGENCY OF
              CARMELGIRI PROVINCE TRUST, ADIMALI, IDUKKI DISTRICT-,
              RESIDING AT CARMELGIRI PROVINCIAL HOUSE, IDUKKI
              DISTRICT -685602, PIN - 685561


              BY ADVS.
              SRI JOY GEORGE
              MS.PRAICY JOSEPH
              MS.TANYA JOY
              MS.ANIMMA JOSEPH




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY, GENERAL EDUCATION
              DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
              695001

      2       THE DIRECTOR
              THE DIRECTORATE OF GENERAL EDUCATION (HIGHER SECONDARY
              WING), HOUSING BOARD BUILDINGS, SANTHI NAGAR,
              THIRUVANANTHAPURAM, PIN - 695121

      3       THE DEPUTY DIRECTOR OF EDUCATION
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         185


              THODUPUZHA, IDUKKI, PIN - 685584

      4       THE DISTRICT EDUCATIONAL OFFICER
              THODUPUZHA, IDUKKI, PIN - 685584

      5       LINTA JOSEPH
              AGED 33 YEARS, UPST, FATHIMA MATHA GIRIS' HIGHER
              SECONDARY SCHOOL, KOOMPANPARA, ADIMALI, IDUKKI
              DISTRICT, PIN - 685561

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         186



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 30230 OF 2023

PETITIONER:

              ARYADEVI.V.K.
              AGED 38 YEARS
              W/O. PRASAD.P.U., JUNIOR HINDI TEACHER, S.H.U.P.S,
              KODAMKULANGARA, EROOR, ERNAKULAM-682301, RESIDING AT
              'SREEPADAM', PULIYANNOOR MANA, ANRA - 17, EROOR SOUTH,
              TRIPUNITHURA, PIN - 682306


              BY ADVS.
              SRI ELVIN PETER P.J. (SR.)
              SRI K.R.GANESH
              MS.GOURI BALAGOPAL
              SRI ABHIJITH.K.ANIRUDHAN
              MS.SREELEKSHMI A.S.




RESPONDENT/S:

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

      2       THE DIRECTOR OF GENERAL EDUCATION,
              DIRECTORATE OF GENERAL EDUCATION, THIRUVANANTHAPURAM,
              PIN - 695014

      3       THE ASSISTANT EDUCATIONAL OFFICER,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         187


              TRIPUNITHURA, ERNAKULAM, PIN - 682301

      4       THE MANAGER,
              S.H.U.P.S, KODAMKULANGARA, EROOR, ERNAKULAM, PIN -
              682301

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         188



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 30489 OF 2023

PETITIONERS:

      1       K. P. VIPIN KUMAR
              AGED 56 YEARS
              S/O KUNHIKANNAN MANAGER, PALAYAD L P SCHOOL P. O.
              PALAYAD NADA KOZHIKODE, PIN - 673521

      2       NARAYANAN MATHATH
              AGED 62 YEARS
              S/O CHATHU MANAGER, MANIYOOR NORTH LP SCHOOL MANIYOOR
              P.O, KOZHIKODE, PIN - 673523


              BY ADV KAVERY S THAMPI


RESPONDENT/S:

      1       THE STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO GOVERNMENT GENERAL
              EDUCATION DEPARTMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION JAGATHY,
              THIRUVANANTHPURAM, PIN - 695014

      3       THE DEPUTY DIRECTOR OF EDUCATION
              KOZHIKODE MANANCHIRA, KOZHIKODE, PIN - 673001

      4       UNION OF INDIA
              REPRESENTED BY UNDER SECRETARY DEPARTMENT OF
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         189


              EMPOWERMENT OF PERSONS WITH DISABILITIES 5TH FLOOR
              ANTYODAYA BHAWAN, CGO COMPLEX LODHI ROAD, NEW DELHI,
              PIN - 110003

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         190



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 31088 OF 2023

PETITIONER:

              THE MANAGER, A.U.P S MANNANUR
              AGED 57 YEARS
              MANNANUR.P.O,
              PALAKKAD DISTRICT.,
              PIN - 679523


              BY ADVS.
              SRI C.D.DILEEP
              SMT.SHYLAJA VARGHESE
              SMT.M.L.REMYA




RESPONDENTS:

      1       THE STATE OF KERALA
              REPRESENTED BY ITS SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM., PIN - 695014

      3       THE DEPUTY DIRECTOR OF EDUCATION
              CIVIL STATION, KENATHUPARAMBU,
              KUNATHURMEDU, PALAKKAD DISTRICT,
              PIN - 678001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         191


      4       THE ASSISTANT EDUCATIONAL OFFICER
              OTTAPALAM, PALAKKAD DISTRICT.,
              PIN - 679101

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         192



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 31453 OF 2023

PETITIONER:

              THE MANAGER, (RAJAN D.BOSE),
              AGED 58 YEARS
              SNV HIGHER SECONDARY &VOCATIONAL HIGHER SECONDARY
              SCHOOL, ANGADICKAL SOUTH, KODUMON, PATHANAMTHITTA
              DISTRICT - 691 555 (RESIDING AT SREEPRIYA, ANGADICKAL
              SOUTH, KODUMON PATHANAMTHITTA DISTRICT ), PIN - 691555


              BY ADVS.
              SMT.P.A.JENZIA
              SRI V.RAJASEKHARAN NAIR




RESPONDENT/S:

      1       THE STATE OF KERALA
              REPRESENTED BY ITS CHIEF SECRETARY, SECRETARIAT,
              THIRUVANANTHAPURAM., PIN - 695001

      2       THE STATE OF KERALA
              REPRESENTED BY THE SECRETARY TO GOVERNMENT, GENERAL
              EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                      2025:KER:33395
                                         193


      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE REGIONAL DEPUTY DIRECTOR OF HIGHER SECONDARY
              EDUCATION
              CHENGANNUR, ALAPPUZHA DISTRICT, PIN - 689121

      6       THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER SECONDARY
              CHENGANNUR, ALAPPUZHA DISTRICT, PIN - 689121

      7       THE DISTRICT EDUCATIONAL OFFICER
              PATHANAMTHITTA DISTRICT, PIN - 689645

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         194



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 32062 OF 2023

PETITIONER:

              MANAGER, P.M.S.A. VOCATIONAL HIGHER SECONDARY SCHOOL
              AGED 53 YEARS
              CHAPPANANGADI, CHAPPANANGADI.P.O, KOTTAKKAL (VIA)
              MALAPPURAM DISTRICT,, PIN - 676503


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              SRI M.R.ANISON
              SMT.P.A.RINUSA
              SMT.V.BHARGAVI (PANANGAD)
              SMT.A.MEENAKSHI




RESPONDENT/S:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN-695 001, PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION, JAGATHY,
              THIRUVANANTHAPURAM, PIN - 695014

      3       THE REGIONAL DEPUTY DIRECTOR,
              HIGHER SECONDARY EDUCATION, REGIONAL OFFICE,
              MALAPPURAM, PIN - 676571
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         195



      4       THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER SECONDARY
              EDUCATION
              OFFICE OF THE ASSISTANT DIRECTOR OF VOCATIONAL HIGHER
              SECONDARY EDUCATION, KUTTIPPURAM, MALAPPURAM, PIN -
              676571

      5       THE DISTRICT EDUCATIONAL OFFICER MALAPPURAM,
              DISTRICT EDUCATIONAL OFFICE, MALAPPURAM MALAPPURAM P.O,
              PIN - 675505

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         196



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 32973 OF 2023

PETITIONER:

              MANAGER, GEORGE JOSEPH MEMORIAL U.P. SCHOOL
              AGED 57 YEARS
              KALLELI, KALLELI POST,KONNI,
              PATHANAMTHITTA DISTRICT,
              PIN - 689691


              BY ADVS.
              SMT.V.P.SEEMANDINI (SR.)
              SRI M.R.ANISON
              SMT.P.A.RINUSA
              SMT.V.BHARGAVI (PANANGAD)




RESPONDENT/S:

      1       STATE OF KERALA REPRESENTED BY ITS SECRETARY TO
              GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT,
              SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001

      2       THE DIRECTOR OF GENERAL EDUCATION,
              OFFICE OF THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY,
              THIRUVANANTHAPURAM,
              PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         197


      3       THE ASSISTANT EDUCATIONAL OFFICER KONNI
              OFFICE OF THE ASSISTANT EDUCATIONAL OFFICER, KONNI,
              PATHANAMTHITTA, PIN - 689691

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         198



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 33955 OF 2023

PETITIONER/S:

              THE MANAGER (VINOD.K)
              AGED 49 YEARS
              SON OF M.G.KRAUNAKARAN NAIR, KVLPG SCHOOL, ELAMGULAM,
              KOORALI KOTTAYAM DISTRICT - 686522, (RESIDING AT
              MULACKAL HOUSE, KOORALI, KOTTAYAM DISTRICT, PIN -
              686522


              BY ADVS.
              V.A.MUHAMMED
              V.RAJASEKHARAN NAIR




RESPONDENT/S:

      1       THE STATE OF KERALA
              REPRESENTED BY ITS CHIEF SECRETARY, GENERAL EDUCATION
              DEPARTMENT, SECRETARIAT ANNEXE II, THIRUVANANTHAPURAM,
              PIN - 695001

      2       THE PRINCIPAL SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         199


      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DEPUTY DIRECTOR OF EDUCATION
              PALACE RD, KOTTAYAM DISTRICT, PIN - 686001

      6       THE DISTRICT EDUCATIONAL OFFICER
              KANJIRAPPALLY, PONKUNNAM, KOTTAYAM DISTRICT, PIN -
              686506

      7       THE ASSISTANT EDUCATIONAL OFFICER
              KANJIRAPPALLY, PONKUNNAM, KOTTAYAM DISTRICT, PIN -
              686506

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         200



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 2993 OF 2024

PETITIONER:

              THE MANAGER, (RAJESHKUMAR.K)
              AGED 50 YEARS
              SON OF KARUNAKARAKURUP K.M SUBHASH MEMORIAL UPPER
              PRIMARY SCHOOL CHAMPAKKARA P.O KARUKACHAL, KOTTAYAM
              DISTRICT -686540. (RESIDING AT LEKSHMI NILAYAM
              MANTHURUTHY P.O, NEDUMKUNNAM, KOTTAYAM DISTRICT), PIN -
              686542


              BY ADVS.
              V.A.MUHAMMED
              V.RAJASEKHARAN NAIR




RESPONDENT/S:

      1       THE STATE OF KERALA
              REPRESENTED BY ITS CHIEF SECRETARY, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      2       THE PRINCIPAL SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         201


      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DIRECTOR OF SOCIAL JUSTICE
              DIRECTORATE OF SOCIAL JUSTICE, VIKAS BHAVAN,
              THIRUVANANTHAPURAM, PIN - 695001

      6       THE EXPERT COMMITTEE
              REPRESENTED BY ITS MEMBER SECRETARY (CONSTITUTED UNDER
              THE PERSONS WITH DISABILITIES ACT) C/O THE DIRECTORATE
              OF SOCIAL JUSTICE, VIKAS BHAVAN, THIRUVANANTHAPURAM,
              PIN - 695001

      7       THE DISTRICT EDUCATIONAL OFFICER
              KANJIRAPPALLY, KOTTAYAM DISTRICT, PIN - 690101

      8       THE ASSISTANT EDUCATIONAL OFFICER
              KARUKACHAL, KOTTAYAM DISTRICT, PIN - 686540

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         202



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 34796 OF 2023

PETITIONER:

      1       K.V. PRABHAKARAN NAIR.
              AGED 80 YEARS
              S/O GOVINDAN KUTY KIDAVU KUNNATH HOUSE MANAGER NANMINDA
              EZHUKULAM A.U.P. SCHOOL,
              NANMINDA (PO), KOZHIKODE BALUSSERY SUB DT (AEO)
              KOZHIKODE DISTRICT., PIN - 673613

      2       SHAMEENA P
              AGED 63 YEARS
              W/O PREMARAJAN K
              KOMANKANDIYIL HOUSE MANAGER PUNNUR CHERUPALAM AUP
              SCHOOL, P C PALAM(PO), KOZHIKODE BALUSSERY SUB DT (AEO)
              KOZHIKODE DISTRICT., PIN - 673585

      3       SOUMEENDRAN. T.K,
              AGED 70 YEARS
              S/O KELAPPAN THIYYAKKANDY HOUSE
              MANAGER GNANAPRADAYANI A.L.P. SCHOOL, NANMINDA
              (PO),KOZHIKODE, BALUSSERY SUB DISTRICT (AEO) KOZHIKODE
              DISTRICT., PIN - 673613

      4       GEETHALAKSHMI. K
              AGED 54 YEARS
              W/O DEVADASAN PUTHIYOTTUMKANDI, KARUVANNUR (PO)
              NADUVANNUR (VIA), MANAGER,
              KALLAD L.P. SCHOOL, KALLAD,
              ADUKKATH (PO), KUTTIADI KUNNUMMAL SUB DISTRICT (AEO)
              KOZHIKODE DISTRICT.,
              PIN - 673614
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         203


      5       JAYASREE M S
              AGED 55 YEARS
              W/O. ARUN KUMAR MUDUVANPURATH (H),KAKKUR P O MANAGER,
              INTHAD A L P SCHOOL, PAVANDOOR, NANMINDA (PO) BALUSSERY
              SUB DISTRICT (AEO),KOZHIKODE DISTRICT., PIN - 673613

      6       P M ABDUL MAJEED
              AGED 70 YEARS
              S/O. P.A. MOHAMMEDUNNY MANAGER A.M.U.P. SCHOOL,
              KOOLIMUTTAM, KODUNGALLUR SUB DISTRICT (AEO) THRISSUR
              DISTRICT., PIN - 680691

      7       K SAJU LOUIS
              AGED 66 YEARS
              S/O K V LOUIS KALAPARAMBATH (H) MATHILAKAM PO, 680685
              MANAGER ST GEORGE'S MIXED L P SCHOOL PANANGAD,
              KODUNGALLUR SUB DISTRICT (AEO) THRISSUR DISTRICT., PIN
              - 680665

      8       V T MAMUKOYA
              AGED 63 YEARS
              , S/O MUHAMMED VALIYATHODI MANAGER OLAVANNA A L P
              SCHOOL PANTHEERANKAVU PO, KOZKIKODE RURAL SUB DISTRICT
              (AEO) KOZHIKODE DISTRICT., PIN - 673019

      9       KUNHAMINA V Q
              AGED 68 YEARS
              W/O BEERAN KUTTY EYYANCHERY HOUSE MANAGER PERUVATTOOR L
              P SCHOOL PERUVATTOOR PO, KOYILANDY SUB DISTRICT (AEO)
              KOZHIKODE DISTRICT., PIN - 673620

     10       PADMAVATHI.K.V,
              AGED 76 YEARS
              D/O. AYYAPPAN. K.V CHOLAYIL HOUSE MANAGER PADMARAJ
              A.L.P. SCHOOL MANNUR (PO), FEROKE SUB DISTRICT.
              KOZHIKODE DT, PIN - 673328

     11       GOURI. V.M,
              AGED 58 YEARS
              D/O. NARAYANAN NAMBOODIRI VARIKKETTAILLAM, KURUMATHUR
              (PO), KARIMBAM (VIA) MANAGER PULLANHIOD A.L.P. SCHOOL,
              KURUMATHUR THALIPARAMB SOUTH SUB DISTRICT (AEO) KANNUR
              DISTRICT, PIN - 670142
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         204



     12       SAROJINI K
              AGED 77 YEARS
              W/O. GOPALAN MANAGER MANOHARA VILASAM A L P SCHOOL
              THILLANKERY PO, IRITTY SUB DISTRICT (AEO) KANNUR
              DISTRICT., PIN - 670702

     13       P. M. NALINI,
              AGED 62 YEARS
              D/O. C.H. OTHENAN NAMBIAR MANAGER PORORA U P SCHOOL
              PORORA (PO), KANNUR, MATTANNUR SUB DT (AEO)., PIN -
              670702

     14       DHANANJAYAN PUTHUKKUDI
              AGED 68 YEARS
              , S/O. ACHUTHAN, AGHILAM MAVILAYI PO, 670622 MANAGER
              MUZHAPPILANGAD SOUTH U P SCHOOL MUZHAPPILANGAD PO,
              KANNUR SOUTH SUB DISTRICT (AEO) KANNUR DISTRICT., PIN -
              670662

     15       M.C. CHANDRAMATHI
              AGED 81 YEARS
              D/O. KRISHNAN K C KRISHNA NIVAS, PACHAPPOIKA PO MANAGER
              KADAMBUR SOUTH L P SCHOOL EDAKKAD PO, KANNUR SOUTH SUB
              DISTRICT (AEO) KANNUR DISTRICT, PIN - 670663

     16       K.K. KADEESSA
              AGED 72 YEARS
              D/O. M N MAKKI, MANAGER MERUVAMBAYI MOPLA U P SCHOOL
              NEERVELI (PO), MATTANNUR SUB DT (AEO) KANNUR DISTRICT,
              PIN - 670701

     17       VASANTHI.T.V
              AGED 57 YEARS
              D/O. OTHENAPANIKKAR T.V. MANAGER PARIYARAM U P SCHOOL,
              PARIYARAM, KOLARI (PO), MATTANNUR SUB DT (AEO) KANNUR
              DISTRICT, PIN - 670702

     18       T.V. THANKAMANI
              AGED 64 YEARS
              D/O P.M. NARAYANAN NAMBIAR MANAGER MUTTANNUR U P
              SCHOOL, EDAYANNUR (PO), KANNUR, MATTANNUR SUB DT (AEO)
              KANNUR DISTRICT, PIN - 670595
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         205



     19       P.V. EBRAHIM
              AGED 60 YEARS
              S/O. KUNHAMMED KUTTY MANAGER THANNADA CENTRAL U P
              SCHOOL CHALA EAST (PO), KANNUR NORTH SUB DISTRICT (AEO)
              KANNUR DISTRICT, PIN - 670621

     20       M. RAMACHANDRAN
              AGED 68 YEARS
              S/O. KUNHAPPA NAMBIAR KRISHNA KRIPA, PAYAM MUKKU,
              IRITTY (PO) KANNUR DT, 670703 MANAGER NARAYANAVILASAM
              L.P. SCHOOL PERUMANNU, IRIKKUR SUB DISTRICT (AEO)
              KANNUR DISTRICT., PIN - 670593

     21       . KUNHIKKANNAN NAMBIAR P.V
              AGED 69 YEARS
              S/O CHINDAN NAMBIAR. P GOKULAM, MANAGER, KOONAM A L P
              SCHOOL KOONAM, PANNIYOOR (PO), KANNUR, TALIPARAMBA
              NORTH SUB DT (AEO) KANNUR DISTRICT, PIN - 670142

     22       K K UDAYABHANU
              AGED 66 YEARS
              S/O GOPI,KRISHNAPURAM MANAGER KRISHNAVILASAM U P &
              KAPPAD L P SCHOOL KAPPAD P O, KANNUR NORTH SUB DISTRICT
              (AEO) KANNUR DISTRICT, PIN - 670006

     23       SADANANDAN M M
              AGED 63 YEARS
              S/O KELAPPAN ANANDALAYAM,VILLIAPALLI PO, MANAGER
              PATANAKKARA BASIC U P SCHOOL PINARAYI PO THALASSERY
              NORTH SUB DISTRICT (AEO) KANNUR DISTRICT., PIN - 673542

     24       K SAVITHRI
              AGED 88 YEARS
              D/O KORUMBAN SURABHI, MAMBA PO MANAGER KOONHANCODE U P
              SCHOOL MAMBA PO, KANNUR SOUTH SUB DISTRICT (AEO) KANNUR
              DISTRICT., PIN - 670611

     25       SREEJITH V
              AGED 46 YEARS
              S/O VIJAYAN V V RATNADEEPAM, CIVIL STATION PO, 670002
              MANAGER, THILANNUR NORTH L P SCHOOL THAZHE CHOVVA PO,
              KANNUR NORTH SUB DISTRICT (AEO) KANNUR DISTRICT, PIN -
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         206


              670018

     26       MUSTHAFA K T P
              AGED 61 YEARS
              S/O ASSAINAR HAJI ETP, KTP HOUSE MANAGER,CHERUKUNNU
              MUSLIM AIDED L P SCHOOL PALLICHAL, CHERUKUNNU PO, SUB
              DISTRICT (AEO), KANNUR DISTRICT., PIN - 670301

     27       PRIYA C.P,
              AGED 39 YEARS
              D/O KRISHNAN P V MANAGER THAVATH DEVI VILASAM L P
              SCHOOL, THAVAM (PO), , MADAYI SUB DT (AEO) KANNUR
              DISTRICT., PIN - 670301

     28       T M JANAKI AMMA
              AGED 65 YEARS
              D/O KRISHNAN NAMBIAR RAKHALAYAM, KEEZHALLUR PO,670612
              MANAGER KARA L P SCHOOL, KARAPERVOOR PO, MATTANNUR SUB
              DISTRICT (AEO) KANNUR DISTRICT., PIN - 670702

     29       ASHRAF T C
              AGED 53 YEARS
              S/O HAJI P ABDUL KADER ARSH, MACHERI MANAGER MOWANCHERY
              U P SCHOOL MOWANCHERY PO, KANNUR NORTH SUB DISTRICT
              (AEO) KANNUR DISTRICT., PIN - 670613

     30       RATHI DEVI T
              AGED 73 YEARS
              D/O RAYARAPPAN NAMBIAR THEERTHAM, MUNDALORE PO, MANAGER
              MAVILAYI U P SCHOOL, MAVILAYI KANNUR SOUTH SUB DISTRICT
              (AEO) KANNUR DISTRICT, PIN - 670622

     31       SIDDIQ. P
              AGED 49 YEARS
              S/O. ABDURAHMAN. P ZAS VILLA THALIPARAMBA MANAGER
              TALIPARAMBA YATHEEM KHANA LOWER PRIMARY SCHOOL
              THALIPARAMBA, THALIPARAMB NORTH SUB DT (AEO), KANNUR
              DISTRICT., PIN - 670141

     32       K.ABDULLA,
              AGED 65 YEARS
              S/O. IBRAHEEM RUKIYA MANZIL,PWD REST HOUSE MANAGER
              IRSHADUL ISLAM MADRASSA A L P SCHOOL IRITTI (PO),
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         207


              KANNUR DT, IRITTY SUB DT (AEO), KANNUR DISTRICT., PIN -
              670703

     33       K E NANDAKUMAR
              AGED 60 YEARS
              S/O K NARAYANA NAMBIAR SAI JYOTHI, VANDIKKARANPEEDIKA
              MANAGER MAMBA EAST L P SCHOOL ANJARAKANDY, MAMBA (PO),
              KANNUR DT, KANNUR SOUTH SUB DISTRICT. (AEO)., PIN -
              670611

     34       DEVI AMMA. E,
              AGED 79 YEARS
              D/O KUNHIKRISHNAN NAIR SREE NILAYAM, THIRUVONAPURAM,
              PERAVOOR MANAGER MANATHANA PERAVOOR U P SCHOOL,
              PERAVOOR (PO), IRITTY SUB DT (AEO) KANNUR DISTRICT.,
              PIN - 670673

     35       CHANDRASEKHARAN P,
              AGED 63 YEARS
              S/O. NARAYANAN P NIDUVALOOR MANAGER NIDUVALOOR A U P
              SCHOOL KARTHIYAYANI MEMORIAL EDUCATIONAL TRUST
              NIDUVALOOR, CHUZHALI (PO), KANNUR DT, IRIKKUR SUB DT
              (AEO) KANNUR DISTRICT., PIN - 670142

     36       P V RAMESAN
              AGED 46 YEARS
              S/O DAMODHARAN DEVANGANAM PULIMPARAMB,TALIPARAMB
              MANAGER ACKIPARAMBA U P SCHOOL TALIPARAMBA PO ,
              TALIPARAMBA NORTH SUB DISTRICT (AEO) KANNUR DISTRICT.,
              PIN - 670141

     37       ABDUL AZEEZ K V
              AGED 51 YEARS
              S/O IBRAHIM T V MARWA PODUVACHERY PO, 670621 MANAGER
              CHEMBILODE U P SCHOOL MOWANCHERY, KANNUR NORTH SUB
              DISTRICT (AEO) KANNUR DISTRICT., PIN - 670613

     38       ARUNA P P
              AGED 64 YEARS
              D/O NANU K MANAGER NITUMANNUR L P SCHOOL NITUMANNUR
              (PO), KAKKATTIL, KUNNUMMAL SUB DT (AEO) KOZHIKODE
              DISTRICT., PIN - 673507
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         208


     39       KALLIANI C
              AGED 78 YEARS
              D/O KOMAPPAN MANAGER CHEEKKONNU U P SCHOOL KAIVELI,
              CHEEKKONNU (PO), KAKKATTIL, KUNNUMMAL SUB DT(AEO)
              KOZHIKODE DISTRICT, PIN - 673507

     40       P. SADASIVAN
              AGED 63 YEARS
              S/O. T.K. KUNHIRAMAN NAIR MANAGER VATTOLI L P SCHOOL,
              VATTOLI KAKKATTIL, KOZHIKODE, KUNNUMMAL SUB DISTRICT
              (AEO) KOZHIKODE DISTRICT., PIN - 673507

     41       P M SOUDAMINI
              AGED 76 YEARS
              D/O UNNIKRISHNAN NAMBISSAN ARADANA, DOWN HILL PO,
              MANAGER A U P SCHOOL, MALAPPURAM MALAPPURAM SUB
              DISTRICT (AEO) MALAPPURAM DISTRICT., PIN - 676505

     42       AYISHABEEVI.P
              AGED 89 YEARS
              W/O ABDUL KADER PULLUMKUNNU (PO), 673634 MANAGER
              A.M.L.P.S PERUNTHODIPADAM, PULLUMKUNNU (PO), MALAPPURAM
              PARAPPANANGADI SUB DISTRICT (AEO)., PIN - 673634

     43       ILYAS THACHARAKKAL
              AGED 52 YEARS
              S/O KAMMUKUTTY MOULAVI MANAGER C H M K M U P SCHOOL,
              KUNDOOR NANNAMBRA PO, TANUR SUB DISTRICT (AEO)
              MALAPPURAM DISTRICT., PIN - 676320

     44       RAVEENDRAN M K
              AGED 60 YEARS
              S/O APPU NAIR K P MANAGER A.U.P. SCHOOL CHEEKKILODE,
              CHEEKKILODE (PO), ATHOLI (VIA), BALUSSERY SUB DT(AEO)
              KOZHIKODE DISTRICT., PIN - 673315

     45       DEVADASAN J
              AGED 60 YEARS
              S/O JOSEPH MATHRUKA HOUSE, KELAKAM PO, 670674 MANAGER
              SREE JANARDHANA L P SCHOOL MURINGODI PO, IRITTY SUB
              DISTRICT (AEO) KOZHIKODE DISTRICT, PIN - 670673

     46       M K SHYAMALA
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         209


              AGED 74 YEARS
              W/O MUKUNDAN VAIDIAR SHAMANA NIVAS, MUNDAYAD PO,
              MANAGER PALLIPROM U P SCHOOL, MUNDAYAD PO, KANNUR NORTH
              SUB DISTRICT (AEO) KANNUR DISTRICT., PIN - 670594

     47       PATHUMMA. T.K
              AGED 64 YEARS
              D/O. MUHAMMED HAJI, THEKKIL H, KALLIKKOODAM, FEROKE
              MANAGER NALLUR NARAYANA L.P. BASIC SCHOOL FEROKE,
              KOZHIKODE, FEROKE SUB DISTRICT (AEO) KOZHIKODE
              DISTRICT., PIN - 673631

     48       P.K. ABDUL VAHAB
              AGED 60 YEARS
              S/O. P.K. ABDURAHIMAN RAFANA, VATTAPPARAMBA, CHALIYAM
              (PO), MANAGER M.K.A.M.L.P.SCHOOL, MANNUR FEROKE SUB
              DISTRICT KOZHIKODE DISTRICT, PIN - 673301

     49       SHEELA V G
              AGED 70 YEARS
              VASUDEVAN P R POKKARUPARAMBIL,IRINGALKUDA PO, MANAGER L
              P S ONACHAMMAV MATHILAKAM, KODUNGALLUR SUB DISTRICT
              (AEO) THRISSUR DISTRICT., PIN - 680121

     50       SAIFUDHIN M
              AGED 67 YEARS
              S/O KUNHABDULLA MULAMPARAMBIL, PUTHIYAKAVU MATHILAKAM
              PO, MANAGER A M U P SCHOOL, PAPINIVATTAM KODUNGALLUR
              SUB DISTRICT THRISSUR DISTRICT, PIN - 680685

     51       RAMESH KUMAR T
              AGED 59 YEARS
              S/O BHASKARAN R T THOTTIPPULLY, MATHILAKAM PO MANAGER A
              L P S ALATHUR, ALATHUR IRINJALAKKUDA SUB DISTRICT (AEO)
              THRISSUR DISTRICT, PIN - 680685

     52       PARAMESWARAN N
              AGED 61 YEARS
              S/O T P MENON NALIYALI HOUSE, T K S PURAM KODUNGALLUR
              PO, MANAGER K P M U P SCHOOL, THRIKKULASEKHARAPURM
              KODUNGALLUR SUB DISTRICT THRISSUR DISTRICT, PIN -
              680664
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         210


     53       C D SREENATH
              AGED 61 YEARS
              S/O C G DAMODHARAN CHETTIPARAMBIL (H), ALATHUR P O,
              MANAGER D P M L P & U P SCHOOL, CHAKKAMPARAMBA MALA SUB
              DISTRICT (AEO) THRISSUR DISTRICT., PIN - 680141

     54       K.A. SEETHARAMAN
              AGED 64 YEARS
              S/O. ANANTHA RAMAN THEJUS, KOLAPADAM, KUNISSERY PO,
              MANAGER S.R.U.P. SCHOOL, KUNISSERY ALATHUR SUB DISTRICT
              (AEO) PALAKKAD DISTRICT, PIN - 678681

     55       P ARAVINDAKSHAN
              AGED 70 YEARS
              S/O. SANKARAN NAIR MANAGER, B B A L P SCHOOL, ALANGAD
              KADAMBAZHIPURAM CHERPULASSERY SUB DISTRICT (AEO)
              PALAKKAD DISTRICT, PIN - 678633

     56       P JAYA RAMAN
              AGED 61 YEARS
              S/O ACHUTHAN NAIR MANAGER A L P SCHOOL,
              UMMANAZHI CHERPULACHERY SUB DIST (AEO) PALAKKAD
              DISTRICT., PIN - 678632

     57       S.UMMER FAROOK
              AGED 53 YEARS
              S/O. SHEIKH MUHAMMED MANAGER NMUP SCHOOL (OLD HAUPS)
              AKKARA, KAVASSERY ALATHUR SUB DISTRICT (AEO) PALAKKAD
              DISTRICT, PIN - 678543

     58       M.G. RADHAKRISHNAN
              AGED 72 YEARS
              S/O. M.K. GOPALAN VAIDHYAR MANAGER AIDED UPPER PRIMARY
              SCHOOL MUTTIKULANGAR (PO)
              PALAKKAD DISTRICT-, PIN - 678594

     59       M. GOPAKUMAR
              AGED 62 YEARS
              S/O. A.V. MADHAVAN MANAGER N.M.U.P. SCHOOL ERATTAKULAM
              ALATHUR SUB DISTRICT PALAKKAD DISTRICT, PIN - 678622

     60       T.K. SARASWATHY AMMAL
              AGED 68 YEARS
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         211


              W/O. T.G. VENKITARAMAN MANAGER A.U.P. SCHOOL,
              CHEMBRAKULAM KUZHALMANNAM SUB-DISTRICT PALAKKAD
              DISTRICT, PIN - 679304

     61       K.K. PEETHAMBARAN
              AGED 67 YEARS
              S/O. KRISHNAN MANAGER NARAYANA U P SCHOOL,
              MANAPPADAM PALAKKAD ALATHUR SUB DISTRICT (AEO)., PIN -
              678687

     62       M.K. ASHOK KUMAR
              AGED 65 YEARS
              S/O.V.P.VISWESWARA VARMA MANAGER K.A.U.P. SCHOOL
              MELARCODE, PALAKKAD,
              ALATHUR SUB DISTRICT (AEO).,
              PIN - 678703

     63       M.C. RAJA GOPALAN
              AGED 68 YEARS
              S/O. A.C. CHELLAN MANAGER C.A.U.P. SCHOOL, MAMPAD
              KIZHAKKENCHERY (PO) PALAKKAD ALATHUR SUB DISTRICT
              (AEO)., PIN - 678684

     64       P. GOPALAKRISHNAN
              AGED 75 YEARS
              S/O. NARAYANIKUTTY AMMA MANAGER AIDED UPPER PRIMARY
              SCHOOL, VALLIKKODE PALAKKAD SUB DISTRICT
              PALAKKAD DISTRICT., PIN - 679646

     65       N.P. SUNIL
              AGED 65 YEARS
              S/O. N.V. PADMANABHAN MANAGER B.M.A.J.B. SCHOOL
              KUZHALMANNAM SUB DISTRICT PALAKKAD DISTRICT, PIN -
              678702

     66       THOMAS MATHEW
              AGED 55 YEARS
              S/O. MATHEW MANAGER M.T.U.P. SCHOOL,
              OLD NAME SVUPS) VADAKKENCHERRY ALATHUR SUB DISTRICT
              (AEO) PALAKKAD DISTRICT., PIN - 678683

     67       MANILAL P
              AGED 50 YEARS
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         212


              S/O PURUSHOTHAMAN NIRAPPIL HOUSE,
              ATTUR PO, MANAGER S N L P SCHOOL, VETTIKKATTIRI
              WADAKKANCHERY SUB DISTRICT (AEO) THRISSUR DISTRICT,
              PIN - 680583

     68       NANDAKUMAR K
              AGED 55 YEARS
              , S/O KUTTINARAYAN MENON ANANGHAT USHUS, PANGARAPPILLY
              PO, MANAGER A L P SCHOOL,
              PULAKODE CHELAKKARA, WADAKKANCHERY SUB DISTRICT (AEO)
              THRISSUR DISTRICT., PIN - 680586

     69       ENTHEENKUTTY T A
              AGED 75 YEARS
              S/O ALAVI THEKKE VAYYATTUKAVIL ARANGOTTUKARA,
              THALASSERY, MANAGER A L P SCHOOL,
              THALASSERY DESAMANGALAM WADAKKANCHERY SUB DISTRICT
              (AEO) THRISSUR DISTRICT.,
              PIN - 679532

     70       SASI KUMAR P S
              AGED 52 YEARS
              , S/O SIVAN NAIR MANAGER, AIDED UP SCHOOL,
              VADALLEPOTTA, PALAKKAD DISTICT, PIN - 678687


              BY ADV DR.GEORGE ABRAHAM


RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY CHIEF SECRETARY TO GOVERNMENT,
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

      2       SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      3       SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         213


      4       DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         214



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 34902 OF 2023

PETITIONER/S:

      1       C K ANANDARAM
              AGED 61 YEARS
              S/O KUNHIRAVANAN NAIR KUNHIVEEDU (H), ELLUMANNAM PO
              MANANTHAVADY VIA, MANAGER A N M U P SCHOOL, ELLUMANNAM
              MANANTHAVADY SUB DISTRICT (AEO) WAYANAD DISTRICT, PIN -
              670645

      2       V M MURALIDHARAN
              AGED 63 YEARS
              S/O V K NARAYANAN NAIR GANGOTRI, KATTAYAD
              PO,VELLAMMUNDA MANAGER A U P SCHOOL, VELLAMUNDA
              KATTAYAD PO MANANTHAVADY SUB DISTRICT (AEO) WAYANAD
              DISTRICT., PIN - 673121

      3       V V JINARAJAN
              AGED 55 YEARS
              S/O V K VARDHAMANA GOWDER KADAMANA, VARADOOR PO,
              MANAGER A U P SCHOOL, VARADOOR VARADOOR PO SULTHAN
              BATHERY SUB DISTRICT (AEO) WAYANAD DISTRICT, PIN -
              673591

      4       GEETHA P T
              AGED 52 YEARS
              , W/O MANOHAR NAIR KALYANI NILAYAM, KARIVELLOOR PO,
              KANNUR DT MANAGER, A U P SCHOOL, VANHODE VANHODE PO
              MANANTHAVADY SUB DISTRICT (AEO) WAYANAD DISTRICT., PIN
              - 670521

      5       K NARAYANAN NAIR
              AGED 77 YEARS
 W.P.(C). No.36659 of 2022 & con. Cases




                                                       2025:KER:33395
                                         215


              S/O KANNAN NAIR,MADHAVI SALDANAM (H) ARATTUTHARA PO,
              MANAGER, NEHRU MEMORIAL U P SCHOOL VALLIYOORKAVE,
              ARATTUTHARA PO MANANNTHAVADY SUB DISTRICT (AEO) WAYANAD
              DISTRICT., PIN - 670645

      6       M NARAYANAN NAIR
              AGED 70 YEARS
              S/O ANANDAN NAIR KAMMUNDA VADAKKE VEEDE,VALAT PO,
              MANAGER JAI HIND L P SCHOOL, VALAT THALAPPUZHA,
              MANANTHAVADY SUB DISTRICT (AEO) WAYANAD DISTRICT., PIN
              - 670644

      7       P.V. UNNIKRISHNAN
              AGED 68 YEARS
              , S/O P K VELAYUDHAN PARAKKAL HOUSE,
              THENNUR P.O. MANAGER, A.U.P. SCHOOL,
              THENNUR WEST PARALI SUB DISTRICT (AEO)
              PALAKKAD DISTRICT, PIN - 678612

      8       K.S. ACHUTHA PANICKER
              AGED 70 YEARS
              S/O SWAMINATHA PANICKER 15/19,
              MEENAKSHI AMMAN NAGAR ONDPUDUR,
              COIMBATORE MANAGER A.U.P. SCHOOL,
              THRIPPANNUR MOOLAMCODE P.O.,
              PALAKKAD DISTRICT., PIN - 641016


              BY ADV DR. GEORGE ABRAHAM


RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY CHIEF SECRETARY TO GOVERNMENT,
              SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

      2       SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      3       SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         216


              THIRUVANANTHAPURAM, PIN - 695001

      4       DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         217



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 35281 OF 2023

PETITIONER:

              M BADARUDEEN
              AGED 57 YEARS
              MANAGER, VIVEKANANDA VOCATIONAL HIGHER SECONDARY AND
              HIGHER SECONDARY SCHOOL POREDOM, POREDOM P.O, KOLLAM
              DISTRICT, PIN - 691534


              BY ADVS.
              SRI R.K.MURALEEDHARAN
              MS.ATHIRA A.MENON




RESPONDENT/S:

      1       UNION OF INDIA
              REP. BY ITS SECRETARY MINISTRY OF SOCIAL JUSTICE AND
              EMPOWERMENT GOVERNMENT OF INDIA, NEW DELHI, PIN -
              110001

      2       STATE OF KERALA,
              REPRESENTED BY ITS SECRETARY TO GENERAL EDUCATION
              DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
              695001

      3       THE DIRECTOR OF GENERAL EDUCATION
              DIRECTORATE OF GENERAL EDUCATION, JAGATHI,
              THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         218


      4       ASSISTANT DIRECTOR,
              VOCATIONAL HIGHER SECONDARY EDUCATION REGIONAL OFFICE,
              KOLLAM, PIN - 691001

      5       REGIONAL DEPUTY DIRECTOR
              OFFICE OF THE REGIONAL DEPUTY DIRECTOR HIGHER SECONDARY
              EDUCATION PALAYAM, THIRUVANANTHAPURAM, PIN - 695033

      6       THE DISTRICT EDUCATIONAL OFFICER -PUNALUR
              OFFICE OF THE DISTRICT EDUCATIONAL OFFICER PUNALUR,
              KOLLAM DISTRICT, PIN - 691305


              BY ADV M.SHAJNA
             SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         219



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 36006 OF 2023

PETITIONER:

              DELSY JOSEPH,
              AGED 34 YEARS
              W/O. DIDIMOS.K.V., H.S.T. (ENGLISH), ST. JOSEPH HIGH
              SCHOOL, POOVATHUSSERY, PARAKKADAVU, ALUVA, ERNAKULAM
              DISTRICT-683 579, RESIDING AT KARERAKKATTIL HOUSE,
              PARAKKADAVU.P.O., POOVATHUSSERY, ALUVA, PIN - 683579


              BY ADVS.
              SRI ELVIN PETER P.J. (SR.)
              MS.GOURI BALAGOPAL
              MS.SREELEKSHMI A.S.
              SRI ABHIJITH.K.ANIRUDHAN
              SRI K.R.GANESH




RESPONDENT/S:

      1       STATE OF KERALA
              REPRESENTED BY ITS SECRETARY, GENERAL EDUCATION
              DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
              695001

      2       THE DIRECTOR,
              THE DIRECTORATE OF GENERAL EDUCATION (HIGH SCHOOL
              SECTION) HOUSING BOARD BUILDINGS, SANTHI NAGAR,
              THIRUVANANTHAPURAM, PIN - 695121
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         220


      3       THE DEPUTY DIRECTOR OF EDUCATION
              ERNAKULAM, PIN - 682011

      4       THE DISTRICT EDUCATIONAL OFFICER
              ALUVA, PIN - 683579

      5       THE CORPORATE MANAGER,
              JEEVODAYA EDUCATIONAL AGENCY, ALUVA, ERNAKULAM, PIN -
              683101

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         221



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 36287 OF 2023

PETITIONER:

              THE MANAGER, (E V JAYAKUMAR),
              AGED 64 YEARS
              S/O M K VELAYUDHAN, VALAMANGALAM SCSHSS ,VALAMANGALAM P
              O THURAVOOR, ALAPUZHA DISTRICT (RESIDING AT EDAPARAMBIL
              , VALAMANGALAM THURAVOOR,
              ALAPPUZHA DISTRICT - 688 532),
              PIN - 688532


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II,
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         222


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DIRECTOR OF SOCIAL JUSTICE,
              VIKAS BHAVAN, THIRUVANANTHAPURAM, PIN - 695032

      6       THE EXPERT COMMITTEE,
              REPRESENTED BY ITS MEMBER SECRETARY , (CONSTITUTED
              UNDER THE PERSONS WITH DISABILITIES ACT), C/O THE
              DIRECTORATE OF SOCIAL JUSTICE, VIKAS BHAVAN,
              THIRUVANANTHAPURAM, PIN - 695032

      7       THE DISTRICT EDUCATIONAL OFFICER,
              ALAPPUZHA, PIN - 688005

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         223



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 36428 OF 2023

PETITIONER:

              THE MANAGER, (T.V.ABDUL SALAM),
              AGED 70 YEARS
              S/O AHAMMED, VATTAPOIL MOPLA L.P SCHOOL, P.O. EACHUR,
              KANNUR DISTRICT(RESIDING AT DARUSSLAM, VATTAPOIL,
              P.O.EACHUR, KANNUR DIST - 670591), PIN - 670591


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE PRINCIPAL SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         224



      5       THE DIRECTOR OF SOCIAL JUSTICE,
              VIKAS BHAVAN, THIRUVANANTHAPURAM, PIN - 695032

      6       THE EXPERT COMMITTEE,
              REPRESENTED BY ITS MEMBER SECRETARY , (CONSTITUTED
              UNDER THE PERSONS WITH DISABILITIES ACT), C/O THE
              DIRECTORATE OF SOCIAL JUSTICE, VIKAS BHAVAN,
              THIRUVANANTHAPURAM, PIN - 695032

      7       THE ASSISTANT EDUCATIONAL OFFICER,
              KANNUR NORTH, KANNUR, PIN - 670002

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         225



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 38522 OF 2023

PETITIONER:

              THE MANAGER
              AGED 67 YEARS
              MITAVILODE L.P. SCHOOL (MAHENDRA MOHAN, S/O. NARAYANI,
              RESIDING AT MADATHIL HOUSE) P.O. MAMBA, KANNUR, PIN -
              670611


              BY ADV C.K.SREEJITH


RESPONDENT/S:

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

      2       THE PRINCIPAL SECRETARY TO GOVERNMENT
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001

      4       THE DIRECTOR OF GENERAL EDUCATION
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DIRECTOR OF SOCIAL JUSTICE
              VIKAS BHAVAN, THIRUVANANTHAPURAM, PIN - 695032
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         226


      6       THE EXPERT COMMITTEE
              REPRESENTED BY ITS MEMBER SECRETARY (CONSTITUTED UNDER
              THE PERSONS WITH DISABILITIES ACT), C/O THE DIRECTORATE
              OF SOCIAL JUSTICE, VIKAS BHAVAN, THIRUVANANTHAPURAM,
              PIN - 695032

      7       THE ASSISTANT EDUCATIONAL OFFICER
              KANNUR SOUTH, KANNUR, PIN - 670002

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         227



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 38532 OF 2023

PETITIONER:

              THE MANAGER, (ABDULLA.E) VELOM M.D.L.P. SCHOOL,
              AGED 72 YEARS
              S/O KUNHIKUTIALI, VELOM M.D.L.P. SCHOOL, P.O.VELOM,
              (VIA) KUTTIADY, KOZHIKODE DISTRICT (RESIDING AT
              VALIYAMUNDIYODI, P.O.VELOM, KOZHIKODE DISTRICT
              -673508), PIN - 673508


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE PRINCIPAL SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II
              THIRUVANANTHAPURAM,
              PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         228



      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DIRECTOR OF SOCIAL JUSTICE,
              VIKAS BHAVAN, THIRUVANANTHAPURAM, PIN - 695032

      6       THE EXPERT COMMITTEE,
              REPRESENTED BY ITS MEMBER SECRETARY , (CONSTITUTED
              UNDER THE PERSONS WITH DISABILITIES ACT), C/O THE
              DIRECTORATE OF SOCIAL JUSTICE, VIKAS BHAVAN,
              THIRUVANANTHAPURAM, PIN - 695032

      7       THE DISTRICT EDUCATIONAL OFFICER,
              VADAKARA, KOZHIKODE, PIN - 673101

      8       THE ASSISTANT EDUCATIONAL OFFICER,
              KUNNUMMAL, KOZHIKODE, PIN - 673408

      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         229



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 38987 OF 2023

PETITIONER:

              THE MANAGER, (MATHEW C. VARGHESE), ST.THOMAS HIGH
              SCHOOL, SOUTH PAMPADY
              AGED 68 YEARS
              S/O C.M. VARGHESE, ST.THOMAS HIGH SCHOOL,
              SOUTH PAMPADY P.O., KOTTAYAM (RESIDING AT CHERKOTTU
              HOUSE, SOUTH PAMPADY P.O.,
              KOTTAYAM -686521), PIN - 686521


              BY ADVS.
              V.A.MUHAMMED
              M.SAJJAD




RESPONDENT/S:

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

      2       THE PRINCIPAL SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT ANNEXE II,
              THIRUVANANTHAPURAM, PIN - 695001

      3       THE SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT ,
              THIRUVANANTHAPURAM, PIN - 695001
 W.P.(C). No.36659 of 2022 & con. Cases




                                                     2025:KER:33395
                                         230


      4       THE DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM, PIN - 695014

      5       THE DIRECTOR OF SOCIAL JUSTICE,
              VIKAS BHAVAN, THIRUVANANTHAPURAM, PIN - 695032

      6       THE EXPERT COMMITTEE,
              REPRESENTED BY ITS MEMBER SECRETARY , (CONSTITUTED
              UNDER THE PERSONS WITH DISABILITIES ACT), C/O THE
              DIRECTORATE OF SOCIAL JUSTICE, VIKAS BHAVAN,
              THIRUVANANTHAPURAM, PIN - 695032

      7       THE DISTRICT EDUCATIONAL OFFICER,
              KOTTAYAM, PIN - 686506


      SRI P.SANTHOSHKUMAR, SPL. GOVERNMENT PLEADER
       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                         2025:KER:33395
                                         231



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                     PRESENT

                   THE HONOURABLE MR. JUSTICE T.R.RAVI

      FRIDAY, THE 2ND DAY OF MAY 2025 / 12TH VAISAKHA, 1947

                           WP(C) NO. 42960 OF 2022

PETITIONERS:

      1       P S SASI KUMAR,
              AGED 50 YEARS
              S/O. SIVAN NAIR, MANAGER, AIDED UP SCHOOL,
              VADAKKEPPOTTA, PALAKKAD DISTRICT-678 687.

      2       T.K. SARASWATHY AMMAL
              AGED 68 YEARS, W/O. T.G. VENKITARAMAN, MANAGER, A.U.P.
              SCHOOL, CHEMBRAKULAM PALAKKAD DISTRICT-678 572.

      3       JAYAKRISHNAN. J.,
              AGED 50 YEARS, S/O. K. JAYARAJAN, MANAGER V.K.N.M.U.P.
              SCHOOL KOTTEKKAD (PO), PALAKKAD-678 732.

      4       N.P. SUNIL ,
              AGED 65 YEARS, S/O. N.V. PADMANABHAN, MANAGER,
              B.M.A.J.B. SCHOOL KUZHALMANNAM SUB DISTRICT PALAKKAD
              DISTRICT- 678 702.

      5       M.G. RADHAKRISHNAN,
              AGED 72 YEARS, S/O. M.K. GOPALAN VAIDHYAR , MANAGER
              A.U.P. SCHOOL MUTTIKULANGAR (PO), PALAKKAD DISTRICTT-
              678 594.

      6       K.K. PEETHAMBARAN,
              AGED 66 YEARS, S/O. KRISHNAN, MANAGER NARAYANA U P
              SCHOOL, MANAPPADAM PALAKKAD DISTRICT-678 687.

      7       P. GOPALAKRISHNAN,
              AGED 75 YEARS, S/O. NARAYANIKUTTY AMMA, MANAGER, AIDED
              UPPER PRIMARY SCHOOL, VALLIKKODE PALAKKAD DISTRICT-678
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         232


              594.

      8       M. GOPAKUMAR,
              AGED 61 YEARS, S/O. A.V. MADHAVAN MANAGER, N.M.U.P.
              SCHOOL ERATTAKULAM, PALAKKAD DISTRICT-678 622.

      9       S.UMMER FAROOK,
              AGED 53 YEARS, S/O. SHEIKH MUHAMMED, MANAGER, NMUP
              SCHOOL, (OLD HAUPS) AKKARA, KAVASSERY, PALAKKAD
              DISTRICT-678 001.

     10       K.A. SEETHARAMAN,
              AGED 63 YRS, S/O. ANANTHA RAMAN THEJUS, KOLAPADAM,
              KUNISSERY PO, 678681 MANAGER, S.R.U.P. SCHOOL,
              KUNISSERY PALAKKAD DISTRICT-678 681.

     11       M.K. ASHOK KUMAR
              AGED 65 YRS, S/O.V.P.VISWESWARA VARMA, MANAGER,
              K.A.U.P. SCHOOL MELARCODE PALAKKAD DISTRICT- 678 703.

     12       K.O. RAPPAI ,
              AGED 75 YRS, S/O. OUSEPH, KALLARAKKAL HOUSE,
              MUNDUPALAM-680 001, MANAGER, C.A. HIGHER SECONDARY
              SCHOOL, THIRUVALAYANNUR, THRISSUR DISTRICT-679 562.

     13       MURALI MOHAN. K. B.,
              AGED 31 YEARS, D/O K.C. BALAN, KARAYIL HOUSE,
              PERINJANAM, KODUNGALLUR MANAGER HIGHER SECONDARY
              SCHOOL, THIRUVALAYANNUR THRISSUR DISTRICT-679 562.

     14       GEORGE VARGHESE ,
              AGED 73 YEARS, %. ANNAMMA VARGHESE ETTISHUVATTI HOUSE
              MANAGER EBENEZER HIGHER SECONDARY SCHOOL RANNI,
              PATHANAMTHITTA DISTRICT-689 672.

     15       KALLIANI C.,
              AGED 79 YEARS, D/O KOMAPPAN, MANAGER, CHEEKKONNU U P
              SCHOOL KAIVELI, CHEEKKONNU (PO), KAKKATTIL- 673507,
              KOZHIKODE DISTRICT.

     16       ARUNA P P,
              AGED 63 YEARS, D/O NANU K., MANAGER NITUMANNUR L P
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         233


              SCHOOL, NITUMANNUR (PO), KAKKATTIL, KOZHIKODE DISTRICT
              - 673 507.

     17       N.K. MEENAKSHI,
              AGED 64 YEARS, W/O K.P.VIJAYAN, KURUMATHOOR (PO),
              KANNUR MANAGER RAMAR GURU MEMORIAL A UP SCHOOL
              MALAPPATTAM (PO), KANNUR DISTRICT-670631.

     18       P. M. NALINI,
              AGED 62 YEARS, D/O. C.H. OTHENAN NAMBIAR, MANAGER,
              PORORA U P SCHOOL PORORA (PO), KANNUR DISTRICT- 670
              702.

     19       T.V. THANKAMANI,
              AGED 64 YEARS D/O P.M. NARAYANAN NAMBIAR, MANAGER ,
              MUTTANNUR U P SCHOOL, EDAYANNUR (PO), KANNUR-670595.

     20       DHANANJAYAN PUTHUKKUDI ,
              AGED 68 YEARS, S/O. ACHUTHAN, MANAGER, MUZHAPPILANGAD
              SOUTH UP SCHOOL, MUZHAPPILANGAD PO- 670 662. KANNUR
              DISTRICT.

     21       P.V. EBRAHIM,
              AGED 60 YEARS, S/O. KUNHAMMED KUTTY, MANAGER, THANNADA
              CENTRAL UP SCHOOL CHALA EAST (PO), 670 621. KANNUR
              DISTRICT.

     22       CHANDRASEKHARAN P,
              AGED 61 YEARS, S/O. NARAYANAN P NIDUVALOOR MANAGER
              NIDUVALOOR A UP SCHOOL KARTHIYAYANI MEMORIAL
              EDUCATIONAL TRUST, NIDUVALOOR, CHUZHALI (PO), KANNUR
              DISTRICT- 670 142.

     23       ABDUL AZEEZ K V .,
              AGED 50 YEARS, S/O. IBRAHIM T.V., MANAGER , CHEMBILODE
              U P SCHOOL MOWANCHERY PO, KANNUR DISTRICT-670 613.

     24       P.K.SHAMSUDHEEN ,
              AGED 53 YEARS, S/O. T.C. EBRAHIM MANAGER KAMALIYA
              MADRASSA A UP SCHOOL IRIKKUR (PO), KANNUR DISTRICT- 670
              593.
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         234


     25       K.K. KADEESSA,
              AGED 65 YEARS D/O. M N MAKKI, MANAGER MERUVAMBAYI MOPLA
              U P SCHOOL NEERVELI (PO), KANNUR DISTRICT- 670 701.

     26       P.V. RAMESAN ,
              MANAGER AKKIPPARAMBA A U P SCHOOL, THALIPARAMBA
              DEWANGANAOM, MAIKEEL MADAM ROAD, PULIMBARAMB,
              THALIPARAMBA PO, KANNUR DISTRICT-670 141.

     27       GOURI. V.M .,
              AGED 58 YRS, D/O. NARAYANAN NAMBOODIRI,
              VARIKKETTAILLAM, KURUMATHUR (PO), KARIMBAM (VL MANAGER
              PULLANHIOD A.L.P. SCHOOL, KURUMATHUR KANNUR DISTRICT-
              670 142.

     28       ADITHYA S.,
              AGED 29 YEARS, D/O.SUDHAKARAN C V., MANAGER, MAMBRAM UP
              SCHOOL MAMBRAM P.O, KANNUR DISTRICT-670 622.

     29       BHASKARA BHANU C.,
              AGED 66 YEARS, S/O. GOVINDHAN C., MANAGER NALLUR L.P.
              SCHOOL, KAKKAYONGAL PO, 670 673. KANNUR DISTRICT.

     30       P.C. MADHAVI KUTTY,
              AGED 81 YEARS, D/O KELU NAIR, MANAGER R.C AMALA BASIC U
              P SCHOOL, PINARAYI, KANNUR DISTRICT- 670 741.

     31       VASANTHI.T.V,
              AGED 57 YEARS, D/O. OTHENAPANIKKAR T.V., MANAGER,
              PARIYARAM UP SCHOOL, PARIYARAM, KOLARI (PO), KANNUR
              DISTRICT, 670 702.

     32       SAROJINI K.,
              AGED 77 YEARS, W/O. GOPALAN MANAGER MANOHARA VILASAM
              ALP SCHOOL THILLANKERY PO, 670 702. KANNUR DISTRICT.

     33       M.C. CHANDRAMATHI,
              AGED 81 YEARS, D/O. KRISHNAN K C PANJAJANYAM HOUSE
              MANAGER KADAMBUR SOUTH L P SCHOOL EDAKKAD PO, 670 663.
              KANNUR DISTRICT.

     34       RAVINDRAN. K.E.,
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         235


              AGED 75 YRS, S/O. GOPALAN NAMBIAR, RACHANA, PALA BAZAR,
              SANKARANELLUR (PO) KUTHUPARAMBA(VIA), KANNUR, 670643 ,
              MANAGER, PATHIRIYAD J.B.SCHOOL, SANKARANELLUR, KANNUR
              DISTRICT-670 643.

     35       T.P. RETHI,
              AGED 75 YEARS, D/O. CHATHU.V., AMMUJA SADAN, MANAGER,
              MUZHAPPILANGAD WEST L.P SCHOOL, EDAKKAD PO, KANNUR
              DISTRICT- 670 663.

     36       KAROL PRAKASH ,
              AGED 61 YRS, S/O. K. DAMODARAN , SREE PRAKASH (H),
              KARUMALA (PO) MANAGER S.M.M.A.U.P. SCHOOL, SIVAPURAM
              KOZHIKODE DISTRICT-673 612.

     37       P.K. ABDUL VAHAB ,
              AGED 59 YRS, S/O. P.K. ABDURAHIMAN RAFANA,
              VATTAPPARAMBA CHALIYAM (PO),673301 MANAGER
              M.K.A.M.L.P.SCHOOL, MANNUR KOZHIKODE DISTRICT-673 328.

     38       PADMINIAMMA.P.,
              AGED 97 YRS, W/O. GOVINDAN NAIR.K ., GOPI NIVAS,
              ARAKKINAR (PO) MANAGER, GOVINDAVILAS A L P SCHOOL
              NADUVATTAM, KOZHIKODE DISTRICT-673 015.

     39       P.P.KRISHNAPRABHA,
              AGED 67 YEARS, D/O KRISHNAN P V ., MANAGER ,
              PATHIRIPPATTA U P SCHOOL, PATHIRIPPATTA, KAKKATTIL,
              KOZHIKODE DISTRICT-673 507.

     40       SAIDALAVI M. M,
              AGED 63 YEARS, S/O MUHAMMED KUTTY MANAKKADAVU,
              PANTHEERANKAVU, MANAGER, KAILAMADAM A.M.L.P SCHOOL
              PANTHEERANKAVU (PO) KOZHIKODE DISTRICT- 673 019.

     41       SYED SADIK ALI SHIHAB
              AGED 58 YEARS, AL MANHAL, PATTARKADAV PO MANAGER
              PUTHURMADAM A M UP SCHOOL PANTHEERANKAVU PO, 673 019.
              KOZHIKODE DISTRICT.

     42       PADMAVATHI.K.V,.,
              AGED 76 YEARS, D/O. AYYAPPAN. K.V CHOLAYIL HOUSE
              MANAGER PADMARAJ A.L.P. SCHOOL MANNUR (PO), KOZHIKODE
 W.P.(C). No.36659 of 2022 & con. Cases




                                                    2025:KER:33395
                                         236


              DT - 673328.

     43       K.M SANTHAMMA,
              AGED 71 YEARS, D/O SHANKARAN ADIYODI, MANAGER ARUR MLP
              SCHOOL ARUR (PO), KAKKATIL (VIA), KOZHIKODE DISTRICT-
              673 507.

     44       RAVEENDRAN M K,
              AGED 60 YEARS, S/O APPU NAIR K.P., MANAGER , A.U.P.
              SCHOOL CHEEKKILODE, CHEEKKILODE (PO), ATHOLI (VIA),
              KOZHIKODE DISTRICT-673 315.

     45       PATHUMMA. T.K.,
              AGED 63 YRS, D/O. MUHAMMED HAJI, THEKKIL H,
              KALLIKKOODAM, FEROKE MANAGER NALLUR NARAYANA L.P. BASIC
              SCHOOL FEROKE, KOZHIKODE DISTRICT-673 631.

     46       ILYAS THACHARAKKAL,
              AGED 51 YEARS, S/O KAMMUKUTTY MOULAVI MANAGER CHMKMUP
              SCHOOL KUNDOOR, NANNAMBRA PO MALAPPURAM DISTRICT-676
              320.

     47       V.N.BHAGAVATHY KUNJAMMA,
              AGED 93 YEARS, D/O. KESHAVAN KARTHA MANAGER E.C.E.K.
              UNION HIGH SCHOOL KUTHIATHODE -P.O, ALAPPUZHA DISTRICT-
              688 533.

     48       MURALIDHARAN P .,
              AGED 62 YEARS, S/O CHANDRASEKARAN NAIR MANAGER SABARI
              CHARITABLE TRUST SCHOOL PALAKKAD DISTRICT-678 009.

     49       ACHUTHAPANIKKAR,
              MANAGER, AUPS THRIPPANNUR, PALAKKAD DISTRICT-678 542.

     50       PM ABDUL MAJEED,
              AGED 70 YEARS, S/O. P.A. MOHAMMEDUNNY, MANAGER,
              A.M.U.P. SCHOOL KOOLIMUTTAM, THRISSUR DISTRICT-680 691.


              BY ADVS.
              DR.GEORGE ABRAHAM
              JOBY D JOSEPH
 W.P.(C). No.36659 of 2022 & con. Cases




                                                       2025:KER:33395
                                         237




RESPONDENTS:

      1       STATE OF KERALA,
              REPRESENTED BY CHIEF SECRETARY TO GOVERNMENT,
              SECRETARIAT, THIRIVUANANTHAPURAM - 695 001.

      2       SECRETARY TO GOVERNMENT,
              GENERAL EDUCATION DEPARTMENT, SECRETARIAT,
              THIRIVUANANTHAPURAM - 695 001.

      3       SECRETARY TO GOVERNMENT,
              SOCIAL JUSTICE DEPARTMENT, SECRETARIAT,
              THIRUVANANTHAPURAM - 695 001.

      4       DIRECTOR OF GENERAL EDUCATION,
              JAGATHY, THIRUVANANTHAPURAM - 695 014.


              BY ADVS.

              SHRI.P.SANTHOSHKUMAR, SPL.G.P.



       THIS WRIT PETITION (CIVIL) HAVING BEEN FINALLY HEARD ON
09.04.2025, ALONG WITH WP(C).36659/2022 AND CONNECTED CASES,
THE COURT ON 02.05.2025 DELIVERED THE FOLLOWING:
 W.P.(C). No.36659 of 2022 & con. Cases




                                                              2025:KER:33395
                                         238


                                                                         "CR"

                               T.R. RAVI, J.
                --------------------------------------------
             WP(C) Nos.36659/2022, 12462/2023, 13312/2023,
            14576/2023, 14593/2023, 14620/2023, 14799/2023,
            14835/2023, 15230/2023, 15484/2023, 15522/2023,
            16067/2023, 16366/2023, 16743/2023, 16903/2023,
            17045/2023, 17049/2023, 17061/2023, 17072/2023,
            17074/2023, 17092/2023, 17156/2023, 17160/2023,
            17166/2023, 17170/2023, 17293/2023, 17351/2023,
            17945/2023, 18289/2023, 18304/2023, 18349/2023,
            18605/2023, 19847/2023, 19908/2023, 19925/2023,
            19936/2023, 19938/2023, 20022/2023, 20093/2023,
            20094/2023, 20373/2023, 20580/2023, 20672/2023,
            20783/2023, 20793/2023, 20825/2023, 20861/2023,
            21075/2023, 21138/2023, 21164/2023, 21557/2023,
            21597/2023, 21978/2023, 22083/2023, 22178/2023,
            22196/2023, 22231/2023, 22260/2023, 22286/2023,
            22344/2023, 22353/2023, 22362/2023, 22368/2023,
            22385/2023, 22936/2023, 22977/2023, 22990/2023,
            23033/2023, 23043/2023, 23072/2023, 23081/2023,
            23126/2023, 23248/2023, 23404/2023, 23460/2023,
            23726/2023, 24780/2023, 24953/2023, 25356/2023,
            25650/2023, 25776/2023, 26064/2023, 26660/2023,
            27673/2023, 27715/2023, 27890/2023, 28042/2023,
            28056/2023, 28432/2023, 28786/2023, 29111/2023,
            29858/2023, 30230/2023, 30489/2023, 31088/2023,
            31453/2023, 32062/2023, 32973/2023, 33955/2023,
             2993/2024, 34796/2023, 34902/2023, 35281/2023,
            36006/2023, 36287/2023, 36428/2023, 38522/2023,
                  38532/2023, 38987/2023, 42960/2022
                  --------------------------------------------
                    Dated this the 2nd day of May, 2025

                                   JUDGMENT

All these writ petitions relate to the various issues regarding

the implementation of the Persons with Disabilities (Equal W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Opportunities, Protection of Rights and Full Participation) Act, 1995

(hereinafter referred to as 'the 1995 Act') and the Right of Persons

with Disabilities Act, 2016 (hereinafter referred to as 'the 2016 Act')

in Aided Schools in the State of Kerala. The writ petitions are hence

heard and disposed of by a common judgment.

The Premise :

2. The 1995 Act came into force on 07.02.1996. Section 33

of the 1995 Act mandates that "every appropriate Government shall

appoint in every establishment such percentage of vacancies not less

than 3% for persons or class of persons of which 1% each shall be

reserved for persons suffering from (i) Blindness/low vision (ii)

Hearing impairment (iii) Locomotor disability or cerebral palsy.

Though the Section is not happily worded, the clear intention is that

not less than 3% of the vacancies in every establishment shall be

reserved for persons with disability. As is usual with every such

legislation with a large social intent, the implementation of the

provisions was decelerated. Twenty-one years later, the Parliament

replaced the 1995 Act with the 2016 Act, which came into force on

19.04.2017. Section 34 of the 2016 Act, mandated that every W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

appropriate Government shall appoint in every Government

establishment, not less than 4% of the total number of vacancies in

the cadre strength in each group of posts meant to be filled with

persons with benchmark disabilities of which, one percent each shall

be reserved for persons with benchmark disabilities under clauses

(a), (b) and (c) and one percent for persons with benchmark

disabilities under clauses (d) and (e). Thus, the percentage of

reservations was increased, and more categories of disabled persons

were included for reservations. "Hearing impairment" was replaced

with "deaf and hard of hearing", in the categories of "locomotor

disability" the categories of leprosy cured, dwarfism, acid attack

victims, and muscular dystrophy have been included and in addition,

persons with autism, intellectual disability, specific learning disability,

mental illness and persons with multiple disabilities under the above-

mentioned categories including deaf-blindness have been made

eligible for reservation.

3. Sections 33 and 34 of the 2016 Act also deal with the

identification of posts for reservation and the reservation of posts.

As per the 2016 Act, the appropriate Government is (i) to identify W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

posts in the establishments which can be held by respective category

of persons with benchmark disabilities in respect of the vacancies

reserved under the provisions of Section 34, (ii) to constitute an

expert committee with representation of persons with benchmark

disabilities for identification of such posts and (iii) to undertake

periodic review of the identified posts at an interval not exceeding

three years.

4. Two years after the 2016 Act came into force, the Social

Justice Department in the Government of Kerala issued G.O.

(P)No.18/2018/SJD on 18.11.2018, extending the provisions of the

1995 Act and the 2016 Act to all Government-aided educational

institutions with effect from 07.02.1996 and directing the concerned

Administrative Departments, to instruct the appointing authorities of

aided institutions to ensure that the reservation contemplated under

the Statutes is provided and the backlog from 7.2.1996 is filled up.

Some of the educational agencies running aided educational

institutions challenged the Government order dated 18.11.2018 in

W.P. (C) No.1806/2019 and W.P.(C) No.2800/2019. The writ petitions

were heard along with W.P.(C) Nos.224/2019 and 4753/2020 filed by W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

differently abled persons seeking implementation of the Government

Order dated 18.11.2018 and disposed of by common judgment dated

26.08.2020, which has been reported in Renjith v. State of Kerala

[2020 (5) KLT 324]. This Court dismissed the writ petitions filed by

the educational agencies. The writ petitions filed by the differently

abled persons were disposed of with certain directions. Writ appeals

filed against the judgment were dismissed by a Division Bench of this

Court. Though Special Leave Petitions were filed by some

managements, the same were dismissed as withdrawn on

05.07.2021.

5. The issue, however, did not reach a quietus. After the

dismissal of the Special Leave Petitions, on 06.09.2021, the Director

of General Education took note of the fact that about 7301

appointments were pending approval of the educational authorities

and directed the Educational Officers to take steps for approval of

appointments. Sri. K.J. Varghese, President, Kerala Federation of the

Blind filed W.P. (C) No.19808/2021 challenging the above directions

and praying for a direction to the State Government to issue

necessary orders to the Managers of Aided Schools to implement the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

provisions of the 1995 Act and the 2016 Act by providing reservation

to disabled persons with effect from 07.02.1996 and to take

immediate steps to calculate backlog of vacancies from 07.02.1996

and to fill up the same in the arising vacancies, as had already been

ordered in the Government order dated 18.11.2018.

6. On 8.11.2021, the General Education Department in the

Government issued G.O. (P) No.19/2021/G.Edn., directing that

immediate steps should be taken to fill the backlog of vacancies

available for differently abled persons in the schools under the

General Education Department by making appointments in the

arising vacancies. This was followed by the letter dated 07.12.2021,

from the Director General of Education, directing the Deputy

Directors of Education to find out the vacancies that have arisen in

aided schools since 07.02.1996. On 8.11.2021, the General

Education Department in the Government issued G.O. (P)

No.19/2021/G.Edn., directing that immediate steps should be taken

to fill the backlog of vacancies available for differently abled persons

in the schools under the General Education Department by making

appointments in the arising vacancies. This was followed by the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

letter dated 07.12.2021, from the Director General of Education,

directing the Deputy Directors of Education to find out the vacancies

that have arisen in aided schools since 07.02.1996. W.P.(C)No.19808

of 2021 was amended by including a challenge to the Government

order dated 8.11.2021 and the letter dated 7.12.2021 issued by the

DGE.

7. W.P.(C)No.19808 of 2021 was heard along with two other

writ petitions filed by candidates seeking appointment under the

category reserved for differently abled persons. The learned Single

Judge, by a common judgment dated 10.08.2022 [Varghese K.J. v.

State of Kerala & Ors. (2022 KHC 634)], disposed of all the writ

petitions with the following directions.

"52. In view of the discussion above, this Court holds that the petitioners are entitled to succeed. The following directions are issued while disposing of the writ petitions.

a) It is declared that the Managers of Aided Schools are bound by G.O.(P) No.18/2018/SJD dated 18.11.2018, and they shall provide 3% reservation of the total number of vacancies in the cadre strength in appointments in Aided Schools to the posts with effect from 07.02.1996 and to fill the backlog from 07.02.1996 to 18.04.2017; and 4% W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

reservation of the total number of vacancies in the cadre strength in appointments in Aided schools with effect from 19.04.2017 in tune with G.O.(P) No. 5/19/SJD dated 7/05/2019 and the orders referred to therein.

b) Order dated 06.09.2021 vide No. H(2)/19500/2019/D.G.E. issued by the Additional Director General (Ext.P4 in W.P.(C) No.19808/2021) will stand quashed.

c) G.O.(P) No.19/2021/G.Edn. dated 08.11.2021 (Ext.P5 in W.P.(C) No.19808/2021) and Order dated 07.12.2021 vide No.H(2)/295299/2021/D.G.E. issued by the Additional Director General (Ext.P6 in W.P.(C) No.19808/2021) to the extent that it fixes a cut off date and directs that only vacancies in Aided schools which arise after 08.11.2021 shall be filled up in terms of the 1995 Act/2016 Act will stand quashed.

d) In terms of G.O.(M.S) No.111/2022/G.Edn. dated 25.06.2022 but without the cutoff date fixed as 08.11.2021, backlog vacancies from 07.04.1996 shall be calculated and the roster shall be prepared within a period of two months from today tabulating the first in 33 vacancies from 07.02.1996 and the first in 25 vacancies from 19.04.2017 onwards for absorbing differently abled in the process of recruitment in Aided Schools in respect of vacancies that have arisen after the date of issuance of G.O.(P) W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

No.18/2018/SJD dated 18.11.2018 as upheld by this Court in Renjith (supra) and in tune with G.O.(P) No.5/19/SJD dated 7/05/2019 and the previous orders referred to therein.

e) Appointments already made by the management after the date of issuance G.O.(P) No.18/2018/SJD dated 18.11.2018 in respect of which approval has not been granted by the educational authorities to date shall be subject to the directions above. Only after filling the backlogs as directed above, shall approval be granted in respect of those appointments. Approval of appointments already granted shall not be unsettled."

8. The judgment in Varghese K.J. (supra) was challenged

in Writ Appeal No.1445/2022 and connected cases, and the appeals

were disposed of by a Division Bench of this Court by judgment

dated 13.03.2023, reported in Haseeb O.P. V. Muhammed

Sufiyan V. [ILR (1) Kerala 1132], with some additional directions.

The Division Bench directed to provisionally approve the

appointments made in the vacancies earmarked for the persons with

disabilities that arose after 18.11.2018 and before 08.11.2021,

which are otherwise in order, treating the vacancies as temporary;

on condition that such approval would be valid only till the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

incumbents who are regularly appointed against those vacancies

take charge. Certain other directions were also issued to protect the

interest of the teachers already appointed in the vacancies

earmarked for the persons with disabilities, that arose after

18.11.2018 and before 08.11.2021. The Division Bench permitted

the Managers to fill up the vacancies that arose after 08.11.2021 on

a daily wage basis till the directions contained in the judgment of the

learned Single Judge and the Division Bench judgment were entirely

complied with. Paragraphs 43 to 45 of the judgment of the Division

Bench are extracted below:

"43. The upshot of the discussion aforesaid is that none of the contentions urged by the appellants to challenge the impugned judgment are sustainable in law.

44. Ordinarily, in the light of the finding that the contentions raised in the appeals are not sustainable in law, the appeals should have been dismissed. But, having regard to the peculiar facts of these cases, we are of the view that a few additional directions are required to be issued in these appeals in the interests of justice for the various reasons stated hereunder.

45. As noted, the provisions of the Statutes, as regards the reservation in favour of persons with disabilities, should have been implemented in aided schools right from the day on which the 1995 Act was notified. But, it is a fact that the same W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

have not been implemented until the said Statute was replaced by the 2016 Act. As in the case of the 1995 Act, even the provisions of the 2016 Act as regards the reservation in favour of persons with disabilities have not been implemented in the State. The materials indicate that despite the judgment of this Court in W.P.(C) No. 30334 of 2013, the State was maintaining throughout that the Kerala Education Act and the KER are to be amended to extend the provisions of the Statutes to aided schools in the State. It was later, in the light of the direction issued by the Apex Court in Justice Sunanda Bhandare Foundation, the Government took Ext.P1 decision on 18.11.2018. As observed by us in the preceding paragraphs, in the absence of any interim order in the writ petitions instituted before this Court challenging the said order, the Government should have ensured compliance of Ext.P1 decision forthwith thereafter. Had this been done, all the subsequent litigations could have been avoided. Now, the learned Single Judge has directed, in terms of the impugned judgment, to give effect to Ext.P1 decision and to make up the backlog appointments in the vacancies arising from 18.11.2018 itself. Even though we have decided to affirm the decision of the learned Single Judge, we find that although the decision of the learned Single Judge alerted the State, its officials in the Department of General Education as also the Managers of aided schools, the materials on record in these cases and the submissions made by the learned counsel for the parties on either side indicate that ever since this Court stayed Ext.P4 order, the affairs relating to appointment in aided W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

schools in the State are in utter chaos. Even though the interim order passed in this regard by this Court was later clarified to the effect that the same will not preclude approval of the appointments to posts not identified as suitable for appointment of persons with disabilities, since most of the cadres in aided schools are identified as suitable for appointment of persons with disabilities and since it was decided that the first among the 33 vacancies that arose during the currency of the 1995 Act and the first among the 25 vacancies that arose during the currency of the 2016 Act shall be earmarked for persons with disabilities, having regard to the fact that at least one vacancy of teacher in all cadres must have arisen in every aided school in the State, the position cannot be said to have improved in any manner on account of the modification of the interim order. At the same time, as evident from the data furnished in Ext.P4 communication, thousands of teachers appointed after 18.11.2018 were working since then in their respective schools without salary. That apart, it was brought to our notice that there are large number of instances where the appointments which could have otherwise been approved, were not approved by the educational officers for one or other reasons, and although the appeals and revisions preferred against such decisions of the educational officers were allowed subsequently, in the light of the interim order passed by the learned Single Judge on 23.9.2021 in W.P.(C) No. 19808 of 2021, even the said appointments could not be approved. It was submitted by the learned Special Government Pleader that on an average, W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

about 3500 vacancies would arise in aided schools every year. There is nothing on record to indicate whether any appointments have been made at all by the Managers in the said vacancies in the academic year 2022-2023 in the light of Ext.P5 order interdicting appointments before complying with the provisions of the Statutes and before the backlog in the appointments are made up and if not, as to how the dearth of the said teachers could be made up in aided schools during the said academic year. The academic year 2022-2023 is going to be over soon. If there are sufficient number of eligible and qualified persons with disabilities in the State to cover the backlog appointments as also the future appointments, there would be no issues while complying with the directions contained in the impugned judgment, but if sufficient number of eligible and qualified persons with disabilities are not available, naturally the vacancies are to be carried forward to the next year and if only eligible and qualified hands are not available in the next year also, the vacancies could be filled up by other candidates. in other words, those vacancies cannot be filled up at least for almost two years. That means, the fate of the teachers who are appointed after 18.11.2018 and whose appointments are not approved till date can be decided only after about two years and till then, they will have to work without salary and the schools will have to be run with them. That apart, there would not be any teachers in the vacancies that arose in the academic year 2022-2023 and in the subsequent academic years, as before deciding the fate of teachers already appointed, W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

appointments cannot be made to the said vacancies. in short, we feel that if we leave these matters without any additional directions, the academic interests of the students would be adversely affected. In the circumstances, we deem it appropriate to modify the impugned judgment and dispose of the appeals with the following additional directions/clarifications:

1) The Educational Officers in the State shall approve the appointments made in the vacancies earmarked for persons with disabilities that arose after 18.11.2018 and before 08.11.2021, which are otherwise in order, provisionally, treating the vacancies as temporary, on condition that such approval would be valid only till the incumbents who are regularly appointed against those vacancies take charge, and shall take necessary action for disbursement of the pay and allowances due to them.

2) If for any reason regular appointments cannot be made in the vacancies referred to in direction (1) above even after following the detailed procedure prescribed by the Government in Ext.R1(a) order, such vacancies can be treated as substantive and the approvals already granted in respect of the same can be made permanent.

3) Even if regular appointments are made in the vacancies referred to in direction (1), the teacher concerned shall be absorbed against the next W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

immediate vacancy in the same school or in any of the schools under the same management, if they are qualified to be considered for appointment against such vacancies, treating the teachers as claimants under Rule 51A of Chapter XIVA KER.

4) The Managers of all aided schools would be free to fill up the vacancies that arose after 08.11.2021 on daily wage basis until the directions contained in the impugned judgment and this judgment are complied with in full."

9. Special Leave Petition (Civil) No.9566/2023, by teachers

claiming to have been appointed against vacancies that arose on or

after 8.11.2021, and other petitions, filed against the Hon'ble

Division Bench judgment dated 13.03.2023, are pending

consideration before the Hon'ble Supreme Court.

10. In paragraph 40 of the judgment in Haseeb (supra), the

Division Bench had noted the argument of the Managements that the

reservation provided for in the Statutes can only be regarding the

total number of vacancies in the establishment and not in all the

cadres in the establishment. The above challenge had been raised

since the Government Order stipulated that the reservation shall be

provided in all cadres identified as suitable for the appointment of W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

persons with disabilities. As the above issue was not a subject matter

of the appeals before the Division Bench and had been put in issue in

another batch of writ petitions, the Division Bench observed that the

parties aggrieved by the said Government Order are free to

challenge the same if so advised. This batch of writ petitions is a

sequel to the judgment in Haseeb (supra) and the consideration is

restricted to aspects that are not covered by the judgment.

11. The Hon'ble Supreme Court heard the batch of Special

Leave Petitions filed against Haseeb (supra) and on 15.05.2023,

issued an order as follows;

"Permission to file special leave leave petition in Diary No.19245/2023 is granted. Issue notice, returnable on 14.07.2023.

Meanwhile, the State of Kerala and managements of all the government aided educational institutes are directed to comply with the directions issued by the High Court for appointment of Specially Abled candidates after counting their vacancies w.e.f. 18.11.2018 onwards and complete the selection/appointment process of these candidates without any delay. A compliance affidavit be filed before this Court in this regard. Meanwhile, provisionally appointed teachers may not be relieved provided that there are sufficient vacancies available for appointment of specially abled W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

candidates, as directed above. Upon being mentioned, the Registry is directed to list Diary No.20364/2023, subject to removal of defects, if any, on 17.05.2023."

12. This was followed by another order on 11.09.2023 which

reads thus;

1. Having gone through the Compliance Affidavit filed on behalf of the State of Kerala, it is directed that let an Additional Affidavit be filed giving :

(i) School-wise details of the vacancies reserved for specially-abled persons;

(ii) The details of the process for recruitment in those schools;

(iii) The status of recruitment, if any, made from amongst specially-abled persons;

(iv) The reserved posts, which are still lying unfilled;

(v) The process, if any, initiated to fill up the unfilled posts; and

(vi) As to how many eligible specially-abled persons are available.

2. The affidavit may be filed within four weeks.

3. Meanwhile, necessary steps be taken to complete the service upon the unserved respondents and/or to dispense with service upon them.

4. List on 30.10.2023."

13. On 30.10.2023, the Hon'ble Supreme Court passed the

following order;

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

"1. During the course of hearing, learned Senior Counsel appearing on behalf of the State of Kerala agrees to resolve the modalities to expedite the filling up of vacancies reserved for specially-abled candidates in different Government aided schools in the State.

2. In our considered opinion, the State can constitute, notwithstanding any provision contained in the Rules, a State Level Selection Committee after securing information of posts sanctioned for such candidates. The selection process can be completed in a time-bound manner making it obligatory on the managements of schools receiving grant- in-aid to offer appointment to the candidates so recommended by the Selection Committee.

3. Let the proposal be put up for consideration within four weeks.

4. Post these matters for hearing on 02.01.2024.

5. This order may be brought to the notice of the High Court where the matter is stated to be listed tomorrow for hearing."

14. This was followed by another order on 20.11.2023, which

reads thus;

"1. Heard learned counsel for the petitioners.

2. The application for permission to file the Special Leave Petition is allowed.

3. Delay condoned.

4. Issue notice, returnable on 02.01.2024.

5. Tag with SLP(C)No.9566/2023 and other connected W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

matters.

6. Meanwhile, the petitioners, who are provisionally appointed teachers may not be relieved, provided that there are sufficient vacancies for appointment of specially-abled candidates, as directed in SLP(C)No.9566/2023.

7. It goes without saying that the directions issued earlier to complete the process of appointment of specially-abled candidates shall continue without disturbing the appointment of the petitioners."

15. It can thus be seen that the Hon'ble Supreme Court has

not ordered a stay of the implementation of the directions contained

in the judgments of the learned Single Judge and the Division Bench,

to appoint differently abled persons and to fill up the backlog. On

the other hand, the Court has specifically directed to give effect to

the said directions. The only protection that has been afforded by

the Hon'ble Supreme Court is for teachers who have already been

appointed, to remain in their posts insofar as sufficient vacancies are

available for the appointment of differently abled persons. The Court

has also ordered that the State can constitute, notwithstanding any

provision contained in the rules, a State Level Selection Committee,

after securing information of posts sanctioned for such candidates

and the selection process is to be completed in a time-bound manner W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

making it obligatory on the management of schools receiving grant

in aid, to offer appointment to the candidates so recommended by

the Selection Committee. Such an order was passed in the wake of

the submission made by the counsel appearing on behalf of the

State of Kerala that the State would resolve the modalities to

expedite the filling up of vacancies reserved for specially abled

candidates in the Government aided schools in the State. If such a

course of action is to be taken to its logical end, there would be no

necessity for clause 6 of the Government Order dated 25.6.2022

which deals with getting a list from the Employment Exchange.

Prayers in these writ petitions:

16. The prayers in all these writ petitions, though not the same or

similarly worded, are in effect the following:

(i) Call for records relating to G.O(MS) No.111/2022/GEDN. dated 25.06.2022 and Circular No. H2/295299/2022/DGE dated 31.03.2023 and set aside the originals of the same to the extent it require calling for list of physically disabled candidates from the Employment Exchange, paper notification, reservation in each category of post without considering the School as a single unit and insist appointment in the 1 st post of every unit of 25 for physically disabled candidates.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

(ii) Declare that Manager is free to fill up the vacancy earmarked for disabled candidates without inviting list from the Employment Exchange.

(iii) Declare that the Manager is not liable to invite applications through paper notification in the event of no list of PwD candidates available with the Employment Officer.

(iv) Declare that for effective appointment of physically disabled candidates the school shall be considered as a single unit by clubbing all the vacancies together in the cadre for which posts are identified for physically disabled candidates.

(v) Direction to the Respondents not to compel the Petitioner to effect appointments of differentially abled persons in excess to 3% or 4% of the total cadre strength of the entire staff (both teaching and non- teaching) in Petitioner's school.

(vi) Call for G.O(MS) No.111/2022/GEDN. dated 25.06.2022 and set aside the directions contained in para 8.

(vii) Call for G.O(P)No.5/2023/SJD dated 01.10.2023 and set aside the same to the extent it identified the post of Primary School teacher for appointment against the vacancies set apart for persons with disabilities.

(viii) Declare that vacancies occurred prior to the identification of post in any category is not liable to be reckoned for calculating the percentage of reservation to PwD for filling up of the candidates having benchmark disability.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

(ix) Direction to set aside the condition prescribed in the above said orders that the 1st vacancy in every block of 33/25 should be set apart as reserved vacancies to persons with disabilities.

(x) To declare that the petitioners in W.P.(C)Nos.

14593/2023, 14835/2023, 15230/2023 and 15522/2023 have the obligation to provide for reservation only when the turn arises to the given percentage under the Central Acts.

(xi) Quash the offending clauses in G.O(PO) No.18/2018/SJD dated 18.11.2018, G.O(P) No.19/2021/G.Edn. dated 08.11.2021, G.O(MS) No.111/2022/GEDN. dated 25.06.2022 and G.O No.J3/49/2021-G.Edn. dated 28.10.2022 Government orders compelling the petitioners in W.P.(C)No.36659 of 2022 to keep vacant 3% or 4% each teaching and non- teaching staff post in Petitioners' educational institutions, for being filled up by differently abled persons, since those clauses will have the effect of nullifying Section 11 of Kerala Education Act and Rules.

(xii) Direction to the respondents in W.P.(C)Nos.

29111/2023, 27890/ 2023 and 28042/ 2023 not to compel the petitioners to effect appointment of differently abled persons in 3% or 4% of the vacancies in all different categories namely, (1) Secondary (2)Higher secondary(senior) (3) Higher secondary (junior) (4)Vocational higher secondary(senior) (5)Vocational higher secondary (junior) and (6)Non- W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

teaching.

(xiii) Quash Order No. B4/36842/2022 dated 17.07.2023.

(xiv) Declare that the petitioner has only obligation to provide for reservation in the disabled category in specialist posts as recommended by the G.O(P) No.7/2022/SJD dated 28.10.2022 order.

(xv) Declare that the petitioner in W.P.(C)Nos.34796/ 2023 and 34902/2023 is ready to accommodate the physically challenged person in the three specialist posts provided in Schedule contemplated under section 19 and 25 of the RTE Act.

(xvi) Quash the communication dated 19.07.2022 issued by the 3rd respondent.

(xvii) Declare that the petitioner in W.P.(C)No.25650 of 2023 is not liable to fill up the vacancies that has arisen in the AMTTI, Vilabhagam in the teaching category of post as on today since only 10 vacancies have arisen and by applying 3% or 4% in accordance with the provisions contained in Section 33 of Act 01/1996 and Section 34 of Act 49/2016 one clear vacancy that has to be filled up by differently abled person has not arisen. (xviii) Declare that the 3% reservation vide the 1995 Act, and 4% reservation vide the 2016 Act 49 are liable to be implemented in an establishment as a single unit on class III and IV posts so far as St. George Higher Secondary School, Thozhiyur is concerned. (xix) The sentence 'in each group of post' and Section 34 of Act 49 of 2016 shall be read down in implementing the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

reservation of 4% of the total vacancies so far as aided schools are concerned.

(xx) Declare that it is only when the cadre strength in an establishment is 25 or above that the reservation mandated as per Section 33 of the Persons with Disabilities (equal opportunity, protection of rights and full participation) Act,1995 and Section 34 of Persons with Disability (equal opportunity, protection of rights and full participation) Act, 2016 can be applied to such establishment.

17. After hearing the counsel on either side for some time,

this Court on 03.10.2023 formulated the questions that need to be

considered in these writ petitions, and arguments were addressed on

the said questions. The questions formulated are as follows:

"1. Whether the stipulation in Clause 2 of G.O.(Ms) No.111/2022/G.Edn. dated 25.06.2022 requiring the institutions that have not implemented reservation for differently abled persons to earmark the first vacancy in the block of 33/25 for differently abled person, is valid?

2. Whether the stipulation in Clause 6 of G.O.(Ms) No.111/2022/G.Edn. dated 25.06.2022 requiring the Managers to publish notification in 3 Malayalam news papers and 2 English news papers inviting application for appointment in cases where a list of eligible differently abled person cannot be obtained from the Employment Director, is valid?

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

3. Whether the categorisation of various posts in the schools as Primary, High School, Higher Secondary (Senior), Higher Secondary (Junior), Vocational Higher Secondary (Senior), Vocational Higher Secondary (Junior) and Non-teaching for the purpose of reservation to differently abled persons, contained in Clause 8 of G.O. (Ms) No.111/2022/G.Edn. dated 25.06.2022, is legally valid?

4. Whether the stipulation in Clause 6 of G.O.(Ms) No.111/2022/G.Edn. dated 25.06.2022 requiring the Manager of the School to request the Employment Director to furnish list of eligible differently abled person to fill the backlog vacancies, is to be treated as mandatory?

5. Whether the backlog vacancies to be earmarked for differently abled persons are to be ascertained on the basis of vacancy position in the school or from the cadre strength?

6. Whether the exclusion of post reserved for protected teachers from the purview of posts to be filled up by aided school managers by appointing differently abled persons, is valid?

7. Whether the Managers are entitled to fill up vacancies earmarked for differently abled persons without resorting to the process of obtaining a list from the Employment Exchange?

8. Whether the category of Primary School Teachers posts are excluded/included from/for reservation for appointment of differently abled persons?

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

9. Whether the category of Primary School Teacher posts are capable for being reserved for appointment of differently abled persons?"

Arguments :

18. Heard Sri.Kurian George Kannanthanam, Senior Advocate

instructed by Sri Tony George Kannanthanam, Smt.V.P.Seemanthini,

Senior Advocate instructed by Sri.M.R.Anison, Sri Elvin Peter, Senior

Advocate, instructed by Sri K.R.Ganesh, Sri John Joseph Vettikad, Sri

V.A.Muhammed, Dr.George Abraham, Sri Augustine Joseph, and

others on behalf of the petitioners and Sri.P.Santhosh Kumar/

Sri T.B.Hood, Special Government Pleaders for the official

respondents/State. I am not referring to the arguments advanced by

each and every counsel in these writ petitions. Specific reference is

made to the arguments raised by some of the Counsel alone to avoid

unnecessary repetitions.

19. Smt. V.P. Seemandini, Senior Advocate, contended that

while arriving at the vacancies to be filled up, the establishment

must be considered as one unit, and there cannot be a requirement

to provide for reservation in each of the different cadres within the

establishment. Reliance is placed on the judgment of the Hon'ble W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Supreme Court in Union of India V. National Federation of Blind

& Ors. [(2013) 10 SCC 772], wherein the Hon'ble Supreme Court

has explained how Section 33 of the 1995 Act must be understood.

After reading the entire provision, the Court concluded that the

computation of reservation must be against the total number of

vacancies in the cadre strength and not against the identified posts.

The Hon'ble Supreme Court held that, if the intention of the

Parliament was, to mandate for computation of reservation only

against the identified posts, there was no need for inserting the

proviso empowering the appropriate Government to exempt any

establishment either partly or fully from the purview of the Section,

subject to such conditions contained in the notification to be issued

in the Official Gazette in this behalf. On the question of what is

meant by vacancies in a cadre, the Senior counsel relied on the

judgment in Ajay Kumar Pandey and Ors. V. State of U.P. and

Ors. [MANU/SC/0941/2022]. The Senior counsel referred to the

provisions of the 1995 Act and the 2016 Act, in particular to the

difference in the wordings of Section 33 of the 1995 Act and Section

34 of the 2016 Act, read with Rule 11 of the 2017 Rules, to W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

emphasise that what is to be looked into is the vacancy in the cadre

and not the vacancies that had arisen in a post. As regards

questions 2, 4 & 7 identified above, the Senior Counsel submitted

that the requirement of approaching the Employment Director to

furnish a list of eligible differently abled persons violates Sections 9

& 11 of the Kerala Education Act, and is against the law laid down in

the decision of this Court in Assistant Educational Officer V.

P.R.Mamoo [1968 KLT 556 (F.B.)], and K.P.Sethumadhavan V.

District Educational Officer, Palghat & Others [1974 KLT 469

(D.B.)]. It is also submitted that if the Employment Exchange is to

supply the possible incumbents, there was no necessity for a

direction that the posts should be advertised in 5 newspapers. On

question No.6 regarding the exclusion of protected teachers from the

purview of the posts to be filled up by aided school Managers,

reference is made to Rule 7 of Chapter 21 of Kerala Education Rules

and the decision of the Hon'ble Supreme Court in Saurav Yadav &

Ors. v. State of Uttar Pradesh and others [2021 (4) SCC 542].

The counsel also placed reliance on the decision in Dr.Anupma K.P.

V. University of Calicut [2023 SCC OnLine Kerala 645]. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

20. Sri.Kurian George Kannanthanam, Senior Advocate,

referred to the earlier Division Bench decision and submitted that all

appointments which were made by the Managers of aided schools

between November 2018 and November 2021 are to be approved if

the appointments are otherwise in order. It is submitted that the

backlogs are to be ascertained thereafter. The counsel submitted

that Ext.P7 Government Order dated 25.06.2022, produced in W.P.

(c)36659 of 2022, which suggests that the first vacancy must be

earmarked for the physically challenged, violates the judgment of

the Division Bench. The counsel submitted that Ext.P7 order can

only be prospective. The Senior counsel submitted that education

being an occupation, the protection of Article 19(1)(g) would be

available to the Managers of the aided schools. The counsel further

submitted that the Government cannot impose conditions in addition

to what has already been laid down in the Division Bench judgment,

and the Division Bench judgment does not anywhere state that the

first vacancy must be earmarked for a differently abled person.

21. Sri. V.A.Muhammed contended that the responsibilities of

a primary teacher have been spelt out in Sections 24 and 29 of the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Right to Education Act, and the Court must consider whether a PwD

candidate can discharge the said responsibilities. He also endorsed

the argument that the entire establishment should be taken as a

unit. It is submitted that in several schools there are only around 30

staff overall, and if each cadre is to be treated as a unit, almost one-

third of the staff will be PwD candidates, and this will exceed the 4%

requirement under the Statute. Another argument is that since 4%

reservation would translate to one post in a block of 25 if the first

post is to be filled up by a physically disabled person, it would

amount to 20% reservation. It is submitted that in a Lower Primary

School ordinarily there will be only around 4 Teachers and in an

Upper Primary School there will be only around 7 Teachers and if the

first post is identified separately in the Lower Primary section and

Upper Primary section, it would mean that 3 out of 11 Teachers will

be differently abled persons. It is submitted that the intention of the

Statute cannot be as above.

22. Sri M.R. Anison, appearing for the petitioners in some of

the cases submitted that in the case of horizontal reservation, there

can be no concept of a roster point. It is submitted that Rule 36 of W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

the earlier Rules does not deal with roster points as contended by

the contesting respondents. It is also submitted that there is no

concept of providing the first vacancy in the case of horizontal

reservation. Reference is made to paragraph 812 of Indra

Sawhney & Ors. V. Union of India & Ors. (1992 Suppl. (3) SCC

217), paragraph 9 of Rajesh Kumar Daria V. Rajasthan Public

Service Commission & Ors. [(2007) 8 SCC 785] and Saurav

Yadav (supra) to submit that the Rules also do not contemplate

any roster point. It is hence submitted that the Government Orders

contrary to the above statutory provision and the declaration of law

cannot be sustained. The counsel submitted that when the Statute

says, "not less than 3% of the total number of vacancies in the cadre

strength", it can only mean that the entire institution is to be treated

as a singular unit. Reliance is placed on the decision in Ashok

Kumar Giri V. Union of India & Ors. [(2016) 6 SCC 511 -

paragraphs 4 & 5], State of Kerala & Ors. V. Leesamma Joseph

[(2021) 9 SCC 208 - paragraph 18] and Anu Jayapal V. State of

Kerala [(2022) 3 KLT 1213 - paragraph 39] in support of the

contentions.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

23. Sri Elvin Peter, Senior Counsel, appearing on instructions

from Sri Ganesh, submitted that in many of the schools, the

implementation of the reservation, as prescribed in the Government

orders will result in the total reservation exceeding the prescribed

quota. Reliance was placed on the decision of the Hon'ble Supreme

Court in State of U.P. & Anr. v. Pawan Kumar Tiwari & Ors.

[(2005) 2 SCC 10] which speaks of the method to follow while

dealing with faction of a vacancy. The Counsel also relied on the

decision of a Full Bench of this Court in Thresia v. Preethy [2014

(4) KLT 837 (FB)], which says that there cannot be a common

seniority between teachers in the UPSA and LPSA, which are to be

treated as two different categories. Sri John Joseph Vettikad,

appearing for the petitioner in W.P.(C)No.23726 of 2023, reiterated

the arguments raised by the Senior Counsel appearing for the

Managements and contended that the Learned Single Judge and the

Division bench in Haseeb (supra), in the earlier round of litigation,

have not taken note of the decision of the Hon'ble Supreme Court in

Civil Appeal No.4811 of 2022 [Ajay Kumar Pandey (supra)],

which was rendered on 1.8.2022 and the statutory scheme under the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Kerala Education Act and the Rules, which does not provide for

retrospective appointment or approval thereof. Dr.George Abraham

appearing for some of the petitioners, adopted the arguments raised

by the other counsel and added that on the question of providing the

first vacancy for differently abled persons, the Government Order

has to be read along with the OM issued by the Central government,

with leeway for appointing them into other vacancies as well, since

appointment can be to one out of the 25 vacancies or 33 vacancies

as the case may be.

24. Adv.Smt.P.K.Nandini appearing for the Kerala Federation

of the Blind, who got themselves impleaded as an additional

respondent, contended that none of the reliefs prayed for can be

granted and the purpose of the litigation itself is to delay the

appointment of disabled persons in the aided schools. It is

submitted that the direction to the Government to calculate the

backlog vacancies from 1996, taking into account one vacancy in 33

vacancies (3%), issued by this Court has become final. It is

submitted that Ext.P5 in WP(C) No.14593/2023 which is a

Government Order dated 25.06.2022, was issued for implementing W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

reservation in aided schools in tune with the decisions in National

Federation of Blind (supra) and Justice Sunanda Bhandare

Foundation Vs. Union of India & Anr. [(2014) 14 SCC 383] . It is

submitted that the guideline for reserving the first vacancy was

already introduced by the Government of India in 2005, and the

same has been upheld by the Hon'ble Supreme Court. It is hence

submitted that the contention that there can be no reservation of the

first vacancy cannot be sustained. It is submitted that going by the

statutory provision, what is to be provided as reservation shall not

be less than 3% or 4% in an establishment. It is submitted that the

provision does not in any manner prohibit reservations exceeding 3%

or 4%. The counsel referred to the office memorandum issued by the

Government of India, in exercise of powers under Rule 36 of the PwD

Rules, which says that the manner of computation of vacancies shall

be as may be determined by the Government. As per the Office

Memorandum, all establishments are to maintain a separate 100

point reservation roster register, one each for group A posts filled by

direct recruitment, group B posts filled by direct recruitment, group

C posts filled by direct recruitment, group C posts filled by W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

promotion, group D posts filled by direct recruitment and group D

posts filled by promotion. The Office Memorandum further says that

each cycle of 100 points is to be divided into 3 blocks comprised of

points 1 to 33, points 34 to 66, and points 67 to 100, and points 1,

34 & 67 of the roster are to be earmarked for reservation for persons

with disabilities. It is hence submitted that from 2005 onwards, this

was the Rule that must be followed, and it is too late in the day to

contend that the first vacancy cannot be reserved. The counsel

submitted that the Government Order dated 25.06.2022 has only

adopted the guidelines contained in the Office Memorandum issued

by the Government of India. The counsel also submitted that

presently the matter is under consideration of the Hon'ble Supreme

Court in SLP No.9566/2023 and connected cases. The counsel relied

on the judgment of the High Court of Gujarat in Rajesh Motibhai

Desai V. State of Gujarat [Spl.Civil Appln. No.15735/2014],

which has been affirmed by a Division Bench in Letters Patent Appeal

(Stamp Number) 725/2016 filed by the State, on 05.05.2017, to

contend that the first vacancy is to be reserved only when the cadre

strength reaches at least 33/25 is not tenable. Regarding the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

contention that fixation of roster points is alien to the concept of

horizontal reservation, it is submitted that the said question no

longer requires an answer since the guidelines for computation of

vacancies and fixing of roster points for the reservation for

differently abled had already been issued by the Government of India

and the same had been upheld by the Hon'ble Supreme Court.

25. Another argument raised is that in the judgment of the

Division Bench in paragraphs 43 to 45, the Division Bench has

already considered the question regarding the identification of cadres

in the aided schools, which are suitable for appointment, and this

Court cannot be called upon to redo the exercise. It is submitted

that such a challenge is available only before the Hon'ble Supreme

Court and cannot be reagitated in another writ petition. It is also

submitted that some of the Managers have already filed impleading

petitions in SLP No.9566/2023 before the Hon'ble Supreme Court

and have raised this contention before the Hon'ble Supreme Court.

The counsel relied on the following decisions;

1. Union of India and Anr Vs. National Federation of the Blind & others [(2013) 10 SCC 772 - Para 26, 27, 28, 41, 42, 45, 46, 47, 49,50,51,55.2 & 55.3] W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

2. Justice Sunanda Bhandare Foundation Vs. Union of India and Another [(2014) 14 SCC 383 - Para 9, 10, 11, 12 & 13]

3. Justice Sunanda Bhandare Foundation Vs. Union of India and Another II [(2007) 14 SCC 1 - Para 24 & 25]

4. Govt of India Vs. Ravi Prakash Gupta [2010(7) SCC 626

-Para 15, 16 & 17]

5. Rajesh Motibai Desai Vs. State of Gujarat, Judgement dated 09-07-2015 of Single Bench of High Court of Gujarat in Special Civil Application No.15735/2014 Para 510, 22-25, 30, 31, 32, 53, 54, 55, 56, 58, 60, 61, & 62

6. Judgment dated 05-05-2017 of Division Bench of Gujarat High Court in Letters Patent Appeal No.725/2016 - State of Gujarat Vs. Rajesh Motibai Desai - Para 11

7. WP No.16396/2006(PIL) Akhila Karnataka Andha Sikshakarugala Kshemebhibriddhi Sangha (AKASKS for short) Vs. Selection Authority & Deputy Director State of Karnataka - Judgment dated 29-06-2007 of DB of High Court of Karnataka Bangalore.

8. The Consortium of Catholic Schools & Ors Vs. State of Kerala & Ors (As reported in Ranjith Vs. State of Kerala (2020) 5 KLT 324)

9. The Consortium of Catholic Schools & Ors Vs. State of Kerala & Ors WA 1242/2020(against Judgment in Sl No. 8 above) of DB of this Hon'ble Court Para 15: Identification of posts already done for Govt Educational Institutions would apply to Aided Educational Institutions as well.

10. WPC 19808/2021 - K.J Varghese Vs. State of Kerala, Judgment dated 10-08-2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

11. WA 1602/2022 (against WPC 19808/2021) Para 1, 15, 16, 24, 26, 31, 35, 36, 37, 43 & 44.

CONSIDERATION:

26. I shall proceed from where the Division Bench left in the

judgment in Haseeb (supra) and consider the contentions raised by

the counsel on the questions identified above.

Question No.1

Whether the stipulation in Clause 2 of G.O.(Ms)

No.111/2022/G.Edn. dated 25.06.2022 requiring the

institutions that have not implemented reservation for

differently abled persons to earmark the first vacancy in

the block of 33/25 for differently abled persons, is valid?

27. While considering the above question, the first contention

to be addressed is whether horizontal reservation requires fixation of

roster point. The primary argument of the counsel for the

petitioners is that the fixation of roster point is alien to horizontal

reservation. Reliance is placed on Indra Sawhney (supra) to

submit that a reservation in favour of the physically handicapped can

only be treated as a horizontal reservation, which cuts across the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

vertical reservation. The Hon'ble Supreme Court held that such

reservations are interlocking reservations and persons selected

under the quota will be placed in the appropriate category, i.e., if he

belongs to the SC category, he will be placed in that quota by

making necessary adjustments. Relying on the decision in Rajesh

Kumar Daria (supra), it is contended that the reservation under

vertical reservation cannot be affected in any manner while making

appointments based on horizontal reservation. It is submitted that

in the case of vertical reservation, the candidates can aspire for

appointments under the open competition vacancies and

appointment under such open competition vacancies will not affect

the number of persons who are to be given appointment under the

vertical reservation. It is submitted that the above principle will not

apply in the case of horizontal (special) reservations. The example

of reservation for Scheduled Caste women is cited to submit that if

the total number of women in the list is equal to or more than the

number of special reservation quota, there is no need for any further

selection towards the special reservation. The counsel also relied on

the judgment in Sourav Yadav (supra) wherein the Hon'ble W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Supreme Court had approved the method for providing reservation

stated in the judgment of the High Court of Gujarat in Tamannaben

Ashokbai Desai v. Shital Amrutlal Nishar [2020 SCC OnLine

Gujarat 2592]. In paragraph 23.11 of the judgment in Saurav

Yadav(supra), the Hon'ble Supreme Court extracted paragraph 69

of the judgment of the Gujarat High Court, which dealt with the

method of implementing horizontal reservation for women. The

judgment relates to 33% horizontal reservation for women in each of

the categories of open competition, Schedule Caste, Schedule Tribe,

and socially and educationally backward classes. The above-

mentioned principle cannot be applied to cases of reservation under

the 1995 Act and the 2016 Act. The reservation that is involved in

the cases on hand is not 3% or 4% reservation in each of such

categories as open competition, Scheduled Caste, Scheduled Tribe,

etc. and what we are concerned with is the method to be applied

while filling up backlog vacancies. Hence, I hold that there is nothing

illegal in fixing roster point for providing reservations under the 1995

and 2016 Act.

28. As I have found that fixation of roster point is permissible, W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

the next question that arises is whether the State Government can

insist that the first vacancy in the roster should be reserved for

persons with disability. In the National Federation of Blind

(supra), the Hon'ble Supreme Court had considered the correctness

of the relevant clauses of the Office Memorandum dated 29.12.2005

('2005 OM' for short) issued by the Central Government for

implementing reservation for persons with disabilities in posts and

services under the Central Government. The 2005 OM contemplates

maintenance of a 100-point reservation roster registers for each

group and each cycle of 100 points was to be divided into three

blocks, viz., point 1 to point 33 as the first block, point 34 to point

66 as the second block and point 67 to point 100 as the third block.

The 2005 OM further states that points 1, 34 & 67 of the roster shall

be earmarked and reserved for persons with disabilities, which

means that the first vacancy in each block of 33 is to be earmarked

for persons with disabilities. The Hon'ble Supreme Court held that

some of the clauses in the 2005 OM, which are contrary to the

findings in the judgment, are struck down. The Hon'ble Supreme

Court directed the Government to issue a new Office Memorandum W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

consistent with the decision rendered by the Court. The Hon'ble

Supreme Court held that what is contemplated in the Act is a

vacancy-based reservation and that the judgment in R.K.Sabharwal

v. State of Punjab [(1995) 2 SCC 745] would not apply. After

the judgment of the Hon'ble Supreme Court, paragraphs 14 and

15(1) of the 2005 OM were amended by stating that reservation for

persons with disabilities in Group A and Group B posts shall be

computed based on the total number of vacancies occurring in direct

recruitment quota in all Group A posts or Group B posts respectively

in the cadre and that separate rosters for Group A and Group B posts

in the establishment shall be maintained. The provision regarding

earmarking of the first vacancy was not interfered with by the

Hon'ble Supreme Court, nor has it been amended.

29. In Rajesh Motibhai Desai (supra), a learned Single

Judge of the Gujarat High Court held that the order of the

Government identifying point numbers 34, 68, and 100 for

appointment of persons with disabilities in the 100-point roster

instead of point numbers 1, 34, and 67, was unreasonable and

arbitrary. It was also held to be against what was provided in the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

2005 OM. The court held that the contention that the Government

can wait till the 33rd vacancy arises, to provide reservation, defeats

the very purpose intended by the legislature, more particularly when

the sanctioned post was itself only 21 in that case. The Court further

held that the purpose was to ensure a fuller life with dignity for the

disabled persons. The judgment of the Learned Single Judge was

challenged in a Letters Patent Appeal before the Division Bench, and

the appeal was also dismissed. The Division Bench held that, for

effecting reservation divided into 3 blocks, being a beneficial

legislation, the authorities ought to have given the benefit by fixing

the roster points at 1,34, and 67 instead of 34, 68, and 100, which

conforms to the 2005 OM, even after the same was amended. I am

in complete agreement with the view expressed by the Gujarat High

Court in the above-said judgments, which is also in tune with the

judgment of the Hon'ble Supreme Court in the National Federation

of Blind (supra), and the amendment of the 2005 OM by the

Central Government thereafter.

30. In the above circumstances, the argument that the first

vacancy cannot be earmarked and that a roster-based reservation W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

cannot be followed in the case of reservation under the 1995 Act and

the 2016 Act is not sustainable. Question No.1 is answered by

holding that Clause 2 of the Government Order dated 25.6.2020 is

valid.

Whether the stipulation in Clause 6 of G.O.(Ms)

No.111/2022/G.Edn. dated 25.06.2022 requiring the

Managers to publish notification in 3 Malayalam news

papers and 2 English news papers inviting application for

appointment in cases where a list of eligible differently

abled person cannot be obtained from the Employment

Director, is valid?

Whether the stipulation in Clause 6 of G.O.(Ms)

No.111/2022/G.Edn. dated 25.06.2022 requiring the

Manager of the School to request the Employment

Director to furnish list of eligible differently abled person

to fill the backlog vacancies, is to be treated as

mandatory?

Whether the Managers are entitled to fill up W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

vacancies earmarked for differently abled persons without

resorting to the process of obtaining a list from the

Employment Exchange?

31. Questions 2, 4, and 7 are intrinsically connected, and they

are being dealt with together. All of them relate to how Clause 6 of

the Government Order dated 25.6.2022 should be understood.

Clause 6 reads thus.

"6. The school Manager shall obtain the list of eligible differently abled candidates eligible for appointment in various posts including backlog vacancies reserved for differently abled persons, from the Employment Director and the appointment should be made from the list so provided. The list should be selected by the Manager along with the appointment proposal. In case of non- receipt of qualified candidates, advertisement inviting application for appointment should be published in three important Malayalam dailies and two English dailies."

32. The Managements contend that the requirement to

publish notifications in three Malayalam newspapers and two English

newspapers is not valid. They contend that there cannot be a

mandate to the Managers of the schools to request the Employment

Director to furnish a list of differently abled persons to fill the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

backlog vacancies. They contend that such a clause affects the rights

of the Managers, under the Kerala Education Act, to select suitable

candidates. Section 9 of the Kerala Education Act deals with the

payment of the salary to the teachers in aided schools. As per

Section 11 of the Act, the teachers in aided schools are to be

appointed by the Managers of such schools from among persons who

possess the qualifications prescribed under Section 10, subject to the

Kerala Education Rules and conditions laid down by the

Government (emphasis supplied). It is hence contended that there is

a statutory right available to the Manager of a school to appoint a

teacher, and the Government cannot intervene and issue orders and

directions in this regard. In K.P.Sethumadhavan (supra), a

Division Bench of this Court held that the educational authorities

have no power to direct, in the first instance, that a person should

be appointed as a teacher or a Headmaster, and the said power must

be exercised by the Manager. This Court held that it was the

Manager who had to run the school, and his power of choice, his

ideas of competence, and regarding how the school should be

efficiently run in the best interests of the pupils and the general W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

public, must not be interfered with by the educational authorities

who have been created by the Statute solely for ensuring fair play

and the prevention of favouritism, and denial to persons, the right

they have under the Statute. The above judgment will not in any

manner help the cause of the Managements which have failed to

honour the mandate of the 1995 Act and the 2016 Act to appoint

differently abled persons, as it is in that context that the directions

contained in clause 6 have been issued. It is not in any manner an

interference with the right of the Managers to appoint. It is an

interference that became necessary when the Managers did not

perform the duty cast on them under the Kerala Education Act and

the Rules, the 1995 Act, and the 2016 Act. Moreover, Section 11 of

the KE Act does not vest any absolute power in the Manager, since it

specifically says that the said right to appoint is subject to the "rules

and conditions laid down by the Government".

33. In P.R.Mamoo (supra), a Full Bench of this Court

considered the scope and ambit of Sections 11 and 12 of the KE Act.

The Full Bench was concerned with a situation where a learned

Single Judge of this Court held that Rule 67(1) of the KER 1969, W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

insofar as it authorises the various educational agencies and the

Government to suspend a teacher of an aided school, is repugnant to

Section 12(2) of the KE Act. The State challenged the said decision

in a writ appeal, and the case was referred to a Full Bench. The Full

Bench held that Section 11 specifies the authority to make the

appointment of teachers to be the Manager of the School and the

authority to lay down the rules and conditions of such appointment

as the Government, and it does not in any manner empower the

Government to oust the Manager and specify the authority to make

appointments to be some other or itself. The Full Bench also noticed

that Section 11 concedes the power to appoint teachers to the

Managers, to be exercised "subject to the Rules and conditions laid

down by the Government". The Court held that the laying down of

Rules and conditions does not mean that the Manager can appoint

only if the departmental authorities do not appoint anybody to fill the

vacancies. The Court finally held that Rules 67, 75 and 77 of the KE

Rules, 1959 as amended in 1965, to the extent they constitute

original authority in officers (other than the Manager of the schools)

to take disciplinary action and to impose penalties on teachers W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

(inclusive of Headmasters) in aided schools, is repugnant to the

provisions of the KE Act and to that extent void. The discussions

regarding the right of the Manager while considering whether the

educational authorities have the power to take disciplinary action

and impose penalties on teachers cannot by themselves determine

the scope and extent of the power available under Section 11. The

judgment in Sethumadhavan (supra), which was rendered after

the decision of the Full Bench, has considered the scope of Section

11 from the context of making appointments, and this Court held

that the power vests in the Management at the first instance. In

Honey v. Manager, Co-operate Higher Secondary School

[2022 (5) KLT 60], a Division Bench of this Court held that in the

absence of any specific provision in the Statute interdicting the

Manager from making appointments in a particular manner, there is

no illegality in the decision taken by the Manager to appoint a very

meritorious candidate on an earlier date. The Bench was dealing

with the powers available under Section 7 of the KE Act and Rule 5

of Chapter 32 of the KER. Section 7 of the Act deals with the

appointment of Managers and does not deal with the appointment of W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

teachers. Rule 5 of Chapter 32 says that the appointing authority for

the various categories of posts shall be the Manager and that all

appointments are to be approved by the Director. The said judgment

also does not deal with the situation which is on hand. In this case,

we are concerned with the validity of the Government Order which

says that the differently abled candidates eligible for appointment in

various posts including the backlog vacancies reserved for differently

abled persons are to be made from a list which is obtained from the

Employment Director and if such a list is not available, the Manager

should appoint from the open market by advertising in Malayalam

dailies and English dailies. As observed above, the Government

Order was issued to tide over a situation where the Managers did not

appoint differently abled persons to the vacancies to which they are

entitled, under the 1995 Act and the 2016 Act. In such a case,

Section 11 permits conditions to be laid down by the Government

and I do not find anything wrong with clause 6. It is not a case

where the freedom of the Management to appoint has been taken

away, but a case where the right of persons with disabilities is being

enforced, by laying down conditions for their appointment, when W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

there was a failure on the part of the Managers to make such

appointments. The question whether the power of the Manager to

make appointments is absolute has already been considered by the

Division Bench of this Court in Haseeb (supra), and it was held in

paragraph 31 of the judgment, that there is no such absolute power

and the appointment can only be in accordance with the rules, and

the conditions laid down by the Government and that such conditions

can be imposed by executive orders as well.

34. Having said so, I do not think it is necessary to further

ponder over the issues raised in the above three questions, in the

light of the interim order issued by the Hon'ble Supreme Court

permitting the State to constitute, notwithstanding any provision

contained in the Rules, a State Level Selection Committee after

securing information of posts sanctioned for PwD candidates and

complete the selection process in a time-bound manner, making it

obligatory on the Managements of schools receiving grant-in-aid, to

offer appointments to the candidates so recommended by the

Selection Committee.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Questions No.3 and 5:

Whether the categorisation of various posts in the

schools as Primary, High School, Higher Secondary

(Senior), Higher Secondary (Junior), Vocational Higher

Secondary (Senior), Vocational Higher Secondary (Junior)

and Non-teaching for the purpose of reservation to

differently abled persons, contained in Clause 8 of G.O.

(Ms) No.111/2022/G.Edn. dated 25.06.2022, is legally

valid?

Whether the backlog vacancies to be earmarked for

differently abled persons are to be ascertained on the

basis of vacancy position in the school or from the cadre

strength?

35. Question Nos.3 and 5 are intrinsically connected, and they

are being dealt with together. The Managements contend that what

is contemplated in the 1995 Act and the 2016 Act, respectively, is a

3% or 4% reservation of the total number of vacancies in the cadre

strength. It is hence contended that providing 3% or 4% quota in W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

the 7 different categories, namely, Primary, High School, HSST (Jr.),

HSST (Sr.), Non-vocational Teacher (Jr.), Non-vocational Teacher

(Sr.) and non-teaching staff would result in compelling the Managers

to fill up the vacancies earmarked for differently abled persons in

excess of the quota prescribed by the Central Acts. To illustrate, it is

submitted that in a case where there are 100 vacancies in the cadre

strength, even if one vacancy is earmarked for each of the 7 cadres,

it would amount to 7 persons being appointed as against the quota

of 3% or 4%. It is hence contended that clause 8 of the

Government Order dated 25.6.2022 is bad in law. Clause 8

translated to English would read thus.

"8. For implementation of reservation for persons with disability, the posts shall be categorized into separate cadres as Primary, High School, Higher Secondary (Senior), Higher Secondary (Junior), Vocational Higher Secondary (Senior) Vocational Higher Secondary (Junior) and Non-teaching."

36. Reliance is placed on the judgment in National

Federation of the Blind (supra). In paragraph 52 of the

judgment, the Court held as follows;

"52. Thus, after thoughtful consideration, we are of the view that the computation of reservation for persons with disabilities has to be computed in case of Group A, B, C and W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

D posts in an identical manner viz., "computing 3% reservation on total number of vacancies in the cadre strength" which is the intention of the legislature. Accordingly, certain clauses in the OM dated 29.12.2005, which are contrary to the above reasoning are struck down and we direct the appropriate Government to issue new Office Memorandum(s) consistent with the decision rendered by this Court."

37. The Hon'ble Court only said that reservations for persons

with disabilities must be computed in the case of Group A, B, C, and

D posts identically, i.e., computing 3% reservation on the total

number of vacancies in the cadre strength. The Court was

considering the correctness of the 2005 OM, as amended on

07.01.2015, after the judgment of the Hon'ble Supreme Court, which

says that the reservation for persons with disabilities in Group A or

Group B posts shall be computed based on the total number of

vacancies occurring in direct recruitment quota in all the Group A

posts or Group B posts respectively in the cadre. It is thus clear that

Group A posts and Group B posts were treated as different cadres.

What we are trying to apply is only the principle that is contained in

the 2005 OM, since the nature of employment in the aided schools is

different from the nature of employment under the Central W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Government. The nature of employment under the Central

Government is pan-India, while we are concerned with the

employment in aided schools within the State. It can be different

when it comes to employment under the Government Schools, where

there is a common cadre for the entire State. When it comes to

aided schools, there will always be difficulties in implementation.

The counsel for the Managements pointed out that the difference in

the wording in the 1995 Act and the 2016 Act is also to be noted.

38. In National Federation for the Blind (supra), the

Court was concerned with the 1995 Act wherein the wording used

was "appoint in every establishment such percentage of vacancies

not less than 3%", while in the 2016 Act, the requirement "appoint in

every Government establishment, not less than 4% of the total

number of vacancies in the cadre strength in each group of posts

meant to be filled with persons with benchmark disabilities". What is

sought to be argued is that even though the Hon'ble Supreme Court

had held that the reservation available for differently abled persons

is a vacancy based reservation, a combined reading of Section 33 of

the 1995 Act and Section 34 of the 2016 Act, would show that the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

computation of 3% or 4% reservation should be made on the total

number of (both identified and unidentified) vacancies in the cadre

strength. Reliance is placed on the decisions in Union of India &

Ors. v. National Confederation for Development of Disabled &

Anr. [(2015) 13 SCC 643], Ashok Kumar Giri (supra), Anu

Jayapal (supra) and Ajay Kumar Pandey (supra). The counsel

concluded that the reservation must be in the total number of

vacancies in the establishment/school, treating the school as a single

unit.

39. In National Confederation for Development of

Disabled (supra), the Hon'ble Supreme Court had extracted

paragraph 52 of the judgment in National Federation of the Blind

(supra) and observed that reservation of 3% for differently abled

persons has to be computed on the basis of total vacancies in the

strength of a cadre and not just on the basis of vacancies available in

the identified posts. The said judgment does not support the

contention that the reservation should be provided by treating the

school as one unit irrespective of the different kinds of posts that

may be available in the school. In Ashok Kumar Giri (supra), the W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Hon'ble Supreme Court in paragraph 5, after referring to the

judgment in National Federation of the Blind (supra), held that

3% reservation will have to be computed on the total vacancies of

the cadre and not on the vacancies available in the identified posts,

at the time of the notification calling for applications to fill up the

available vacant vacancies. This judgment again does not support

the contention of the managements. In the above two cases, the

court was drawing the difference between vacancies arising in the

cadre and the vacancies in the identified posts in the establishment.

40. In Leesamma Joseph (supra), the Hon'ble Supreme

Court cited with approval the view expressed by the Hon'ble

Supreme Court in National Federation of the Blind (supra) and

Union of India v. Ravi Prakash Gupta [(2010) 7 SCC 626] that

reservation has to be computed with reference to the total number

of vacancies in the cadre strength and no distinction can be made

between the posts to be filled up by direct recruitment and by

promotion. The Court held that the total number of vacancies in the

cadre strength would include the vacancies to be filled in by

nomination as well as by promotion. The said judgment again does W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

not support the contentions of the management.

41. In Anu Jayapal (supra), a learned Single Judge of this

Court reiterated the above observations of the Hon'ble Supreme

Court. In Ajay Kumar Pandey (supra), the Hon'ble Supreme

Court, while considering the question of providing reservations for

differently abled persons, held as follows;

"15. A reading of the impugned judgment of the High Court shows that 3% posts in each cadre dehors the identification of the posts are to be reserved for persons with disability, with blindness or low vision, hearing impairment and locomotor disability. We find that such view of the High Court is not the correct enunciation of law. The 3% reservation is to be in an establishment and not in all cadres of an establishment irrespective of the nature of job. (emphasis supplied)

16. A reading of the G.O. dated 7.5.1999 shows that posts have been identified to be filled up from physically handicapped category in category C and D posts. Such identification of the posts in an establishment is in terms of Section 32(a) of the Act. Although, such list is to be reviewed every three years taking into consideration the development in technology, however the said exercise appears to have not been undertaken. But the identification of posts in terms of Section 32 of W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

the Act has been carried out in the G.O. dated 7.5.1999. After such identification, the question of appointment in each establishment arises where the vacancies not less than 3% are to be reserved for the candidates with blindness or low vision, hearing impairment and locomotor disability. Such reservation of posts under Section 33 of the Act is not for all categories of posts irrespective of nature of work to be carried out. The 3% reservation has to be provided in an establishment and not in every cadre. The State Government has taken a conscious decision to reserve certain posts for hearing impaired candidates and not for the candidates with locomotor disability."

42. The above judgment only says that the reservation has to

be provided in the establishment and not in every cadre, irrespective

of the nature of work. The above-mentioned observations in the

judgment were necessitated since the High Court had directed to

provide a reservation, dehors the identification of the posts that are

to be reserved for persons with disability. The said judgment again

does not lay down a proposition that reservation must be reckoned,

treating the entire school as an establishment.

43. To appreciate the contentions, it is necessary to extract

the statutory provisions contained in the 1995 Act and the 2016 Act. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Sections 32 and 33 of the 1995 Act read thus;

""32. Identification of posts which can be reserved for persons with disabilities. - Appropriate Governments shall -

a. identify posts, in the establishments, which can be reserved for the persons with disability;

b. at periodical intervals not exceeding three years, review the list of posts identified and up-date the list taking into consideration the developments in technology.

33. Reservation of Posts - Every appropriate Government shall appoint in every establishment such percentage of vacancies not less than three per cent. for persons or class of persons with disability of which one per cent. each shall be reserved for persons suffering from-

i. blindness or low vision;

ii. hearing impairment;

iii. locomotor disability or cerebral palsy, in the posts identified for each disability:

Provided that the appropriate Government may, having regard to the type of work carried on in any department or establishment, by notification subject to such W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

conditions, if any, as may be specified in such notification, exempt any establishment from the provisions of this section.

44. Sections 33 and 34 of the 2016 Act read thus;

"33. Identification of posts for reservation.--The appropriate Government shall-- (i) identify posts in the establishments which can be held by respective category of persons with benchmark disabilities in respect of the vacancies reserved in accordance with the provisions of section 34;

(ii) constitute an expert committee with representation of persons with benchmark disabilities for identification of such posts; and

(iii) undertake periodic review of the identified posts at an interval not exceeding three years.

34. Reservation.--(1) Every appropriate Government shall appoint in every Government establishment, not less than four per cent of the total number of vacancies in the cadre strength in each group of posts meant to be filled with persons with benchmark disabilities of which, one per cent each shall be reserved for persons with benchmark disabilities under clauses (a), (b) and (c) and one per cent.

for persons with benchmark disabilities under clauses (d) and (e), namely:--

(a) blindness and low vision;

(b) deaf and hard of hearing;

(c) locomotor disability including cerebral palsy, leprosy W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

cured, dwarfism, acid attack victims and muscular dystrophy;

(d) autism, intellectual disability, specific learning disability and mental illness;

(e) multiple disabilities from amongst persons under clauses

(a) to (d) including deaf-blindness in the posts identified for each disabilities:

Provided that the reservation in promotion shall be in accordance with such instructions as are issued by the appropriate Government from time to time: Provided further that the appropriate Government, in consultation with the Chief Commissioner or the State Commissioner, as the case may be, may, having regard to the type of work carried out in any Government establishment, by notification and subject to such conditions, if any, as may be specified in such notifications exempt any Government establishment from the provisions of this section. (2) Where in any recruitment year any vacancy cannot be filled up due to non-availability of a suitable person with benchmark disability or for any other sufficient reasons, such vacancy shall be carried forward in the succeeding recruitment year and if in the succeeding recruitment year also suitable person with benchmark disability is not available, it may first be filled by interchange among the five categories and only when there is no person with disability available for the post in that year, the employer shall fill up the vacancy by appointment of a person, other than a person with disability:

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Provided that if the nature of vacancies in an establishment is such that a given category of person cannot be employed, the vacancies may be interchanged among the five categories with the prior approval of the appropriate Government.

(3) The appropriate Government may, by notification, provide for such relaxation of upper age limit for employment of persons with benchmark disability, as it thinks fit."

45. Section 33 of the 1995 Act specifically says that every

appropriate Government shall appoint in every establishment such a

percentage of vacancies not less than 3% for persons or class of

persons with disability. The Section is not happily worded. The

proviso to the Section says that the Government can, by notification,

exempt any establishment from the provisions of the Section.

Section 32 of the 1995 Act deals with the identification of the posts

in an establishment that can be reserved to be filled up by persons

with disability. As per the scheme of the Act, there is a process of

identification of the posts in an establishment that can be reserved

and the filling up of the vacancies in the identified posts to the

extent of the reservation provided in the Statute. The 1995 Act does

not specifically say anything about cadres or a group of posts. A W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

plain reading of the provisions would show that what was

contemplated under the 1995 Act was 3% reservation in an

establishment in the posts that are identified for each type of

disability. This would mean that if all the posts in a school are

identified for reservation for persons with disability, there shall be an

appointment to such vacancies which are not less than 3% and

which would also be 1% for the posts identified in each disability of

blindness or low vision, hearing impairment and locomotor disability

or cerebral palsy.

46. The 2016 Act, however, brought considerable changes in

the concept of reservation. As per Section 33, the appropriate

Government must identify the posts in the establishment that can be

held by respective category of persons with benchmark disabilities,

constitute an Expert Committee for identification of such posts, and

undertake a periodic review of the identified posts. After such

identification, as per Section 34, not less than 4% reservation must

be provided on the total number of vacancies in the cadre strength in

each group of posts meant to be filled by persons with benchmark

disability. A plain reading would mean that what is to be considered W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

is the vacancy in the cadre strength, and that the cadre is formed by

a group of posts. Applying the concept in the context of the aided

schools, the grouping of posts is done as Primary, High School,

Higher Secondary (Senior), Higher Secondary (Junior), Vocational

Higher Secondary (Senior), Vocational Higher Secondary (Junior) and

Non-teaching. Such a grouping of posts cannot be stated to be

without any rationale. If each such group is to form a cadre, that

again cannot be said to be against what is stipulated in Section 34.

So, clause 8 in the Government order, to the extent it provides for

reservation by categorising the posts into different cadres cannot be

said to be against what is stated in Section 34. The method of

reservation contemplated also cannot be stated to be based on the

posts available. It may be true that in a particular school, there may

only be one post in a particular cadre which is identified under

Section 33 of the 2016 Act. That does not by itself mean that the

Government Order is bad. Individual difficulties in implementation of

the reservation provided under the Acts, cannot be the basis for

deciding the legality or otherwise of an order. The Government Order

does not violate either the statutory provisions or the law laid down W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

by the Hon'ble Supreme Court in the decisions cited. Though at first

blush, the individual grievances that were posed by the counsel in

the implementation of the Government Order appeared to be very

impressive, on a consideration of the legal provisions, the arguments

put forward cannot be sustained. I hold that clause 8 is legally valid,

and, in the light of the finding on Question No.3, there is no

necessity to consider Question No.5 since ascertaining the backlog

vacancies must be based on G.O.(Ms.) No.111/2022/G.Edn. dated

25.6.2022.

Questions No.8 and 9:

Whether the category of Primary School Teachers

posts are excluded/included from/for reservation for

appointment of differently abled persons?

Whether the category of Primary School Teacher

posts are capable for being reserved for appointment

of differently abled persons?

47. The above two questions are intrinsically the same and

are being dealt with together. The State Government has been

issuing orders identifying posts under the education department, W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

which can be filled up by appointing differently abled persons. Such

orders were issued after a detailed study by an Expert Committee

constituted in that behalf. Two such Committees were constituted in

2008 as per the provisions of the 1995 Act. After the coming into

force of the 2016 Act, the Expert Committee was reconstituted by

incorporating experts from the newly suggested disability sectors in

clauses (d) and (e) of Section 34(1) of the 2016 Act, as per G.O.

(P)No.8/2018/SJD dated 19.6.2018. The posts were identified by the

Expert Committee based on the functional classification of the

disability and the physical requirements of the job. Primary school

teachers had been included in the list of such posts, as per

GO(P)No.1/2013 dated 4.4.2013 by the Department of Social

Justice. By G.O.(P)No.5/2019/SJD dated 7.5.2019, issued by the

same Department, a copy of which has been produced as Ext.R3A

along with the counter affidavit filed by the 3 rd respondent in W.P.

(c)No.36659 of 2022, it was clarified that the post of Primary

Teacher has been identified to be filled up with persons with low

vision as well. These Government orders have been in force for quite

some time and have been implemented in the case of Government W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Schools. The Aided schools, where the salary of the teachers is paid

by the Government, cannot demand a different treatment. The

identification of the posts is done after several deliberations by

experts in the field and this court cannot sit in appeal over the

decisions of the experts, which has been incorporated in the

Government Orders issued thereafter. Going by the provisions of the

Act, the proactive action does not stop with identifying the posts and

there is also a periodic review envisaged. It is worthwhile to note the

notification issued by the Ministry of Social Justice and

Empowerment on 4.1.2021, whereby posts for Groups A, B, C and D

were identified as suitable for persons with benchmark disabilities

and notified. The Notes below the list, which forms part of the

notification clearly say about providing aids and assistive devices to

the persons with disabilities on their appointment, that the list is not

exhaustive, etc. With the growth of science, several corrective

mechanisms for reducing the disability of such persons will be

invented and the list that is prepared will continue to be a live list

capable of constant updating.

48. A Division Bench of the Karnataka High Court was called W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

upon to consider the question of visually handicapped persons being

avoided while filling up 4767 posts of primary teachers, in Writ

Petition No.16396 of 2006(PIL) filed by Akhila Karnataka Andha

Shikshakarugala Kshemabhibriddhi Sangha ('AKASKS' for

short). The argument on behalf of the visually challenged persons

was that the Government of India had already identified the post of

primary teachers as suitable for persons who are blind or who have

low vision. The argument against such contention was that such

persons would not be able to supervise the work of the students, and

they would have difficulty in enforcing discipline among the students.

The Division Bench held that visually challenged persons cannot be

excluded from the recruitment process. In paragraph 23 of the

Judgment, the Division Bench borrowed the expression of the Delhi

High Court in the Judgment in Pushkar Singh and others Vs.

University of Delhi and others reported in [90 (2001) Delhi Law

Times 36], that our attitudes are more paralyzed than the limbs of

the disabled. In the process, the Division Bench compared the

situation that was prevailing in other States and regarding several

other posts, where such disabled persons were being given W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

employment, in detail, and the action of the Government was both

factually and legally found to be faulted. I am in compete agreement

with the decision of the Karnataka High Court in AKASKS (supra).

The judgment of the Division Bench of the Karnataka High Court was

challenged before the Hon'ble Supreme Court in Civil Appeal No.

3910 of 2009. By judgment dated 01.09.2016, the Hon'ble

Supreme Court dismissed the civil appeal and held that the judgment

of the Division Bench does not suffer from any error, much less any

perversity, to compel interference in the exercise of the powers

under Article 136 of the Constitution of India. The issue does not

need further probe.

Question No.6.

Whether the exclusion of post reserved for protected

teachers from the purview of posts to be filled up by aided

school managers by appointing differently abled persons,

is valid?

49. The Government Circular dated 23.11.2022, whereby

guidelines have been issued for effecting the reservations for

differently abled persons, in paragraph 3(iv) and (v), says that while W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

deciding the vacancies that are to be filled up by differently abled

persons, the vacancies reserved for appointment of dependants

under Chapters XIV A and XXIV A of KER and those reserved for

protected teachers shall not be reckoned. I do not find any illegality

or arbitrariness in the above said directions in the Circular which has

been produced as Ext.P12 in W.P.(c)No.36659 of 2022. The rights

under Chapters XIV A and XXIV A to the teachers who are relieved

on account of reduction of posts, on staff fixation undertaken on a

yearly basis, is a right available under the Statute and the same

cannot be interfered with under the guise of implementation of the

reservation under the 1995 Act and the 2016 Act. The Circular only

intends to protect the statutory rights of the teachers who are

relieved on account of reduced staff strength, which the Government

is even otherwise bound to protect. Clause 3(v) hence cannot be the

subject matter of challenge. The judgments in Sourav Yadav

(supra) and Dr.Anupama (supra), which were relied on in support

of the above contentions, deal with the process to be followed while

effecting horizontal reservation. The said judgments will not impact

the protection granted to teachers relieved on account of reduced W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

staff strength. As already held, the above-mentioned judgments

cannot have application while filling up backlog vacancies.

CONCLUSION

50. In the light of the discussions on the questions identified

in paragraph 17, the writ petitions are disposed of with the following

findings and directions.

(i) G.O.(M.S)No.111/2022/G.Edn. dated 25.06.2022 and Circular No.H2/295299/2022/DGE dated 31.03.2023 are valid in law and the same are not liable to be quashed. The prayers to quash the Government Order and the Circular are hence rejected.

(ii) The Managers shall fill up the vacancies earmarked for the disabled candidates in accordance with the Government Orders and the Circulars as also from the list which may have been prepared by the Government as per the directions issued by the Hon'ble Supreme Court in the order dated 30.12.2023.

(iii) The contention that the entire school should be treated as one unit by clubbing all the vacancies together is rejected.

(iv) The challenge to G.O(P)No.5/2023/SJD dated 01.10.2023, to the extent it identifies the post of W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Primary School Teacher for appointment against vacancies set apart for persons with disabilities, is rejected.

(v) It is held that there is no illegality in following the roster system for appointment of the disabled persons, and in the direction of the Government to set apart the first vacancy in every block of 33/25 as reserved to be filled up by persons with disabilities.

(vi) It is declared that the directions contained in the Government Orders regarding filling up of vacancies in the Aided Educational Institutions do not in any manner violate the rights under Section 11 of the Kerala Education Act and the provisions of the Kerala Education Rules.

(vii) There is no illegality in the guideline issued as per Circular dated 23.11.2022, in excluding the posts set apart to be filled up by protected teachers, while providing for reservation under the 1995 Act and the 2016 Act.

(viii) The Educational Authorities are directed to issue necessary directions to the Managements of Aided Schools in tune with the declaration of law made above, for the necessary implementation of directions already issued by this Court in the judgments in Varghese K.J. v. State of Kerala & W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

Ors. [2022 KHC 634] and Haseeb O.P. V. Muhammed Sufiyan V. [(2023 SCC OnLine Kerala 1534] and as modified by interim orders issued by the Hon'ble Supreme Court.

(ix) The Educational Authorities are directed to take up all applications for approval of appointments submitted by the petitioners herein, and pass orders on the same in accordance with the above said findings and directions and the interim orders issued by the Hon'ble Supreme Court, referred to in the earlier paragraphs, at the earliest, at any rate within one month from the date of receipt of a certified copy of this judgment.

Sd/-

T.R. RAVI JUDGE dsn/pn

Corrigendum dt.12.5.2025

(i) In para.6, the 3rd and 4th sentences, beginning with "On 8.11.2021..................... and ending with 07.02.1996." shall be ignored, as they are repetitions of the first two sentences.

(ii) In the 5th line of para.8, the citation shall be read as "ILR 2023 (1) Kerala 1132" instead of "ILR (1) Kerala 1132"

(iii) In para.25, citation in decision No.3 shall be read as "(2017) 14 SCC 1"

instead of "(2007) 14 SCC 1"

(iv) In line No.5 of para.30, the date shall be read as "25.6.2022" instead of "25.6.2020".

Sd/-

T.R. RAVI JUDGE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 36659/2022 PETITIONER EXHIBITS EXHIBIT P1 TRUE COPY OF ORDER BEARING G.O. (P)NO.155/2016/G.EDN. DATED 09.09.2016 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P2 TRUE COPY OF ORDER BEARING G.O.(P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P3 TRUE TRUE COPY OF THE ORDER BEARING G.O. (P)NO.5/2019/SJD., DATED 07.05.2019 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF G.O(P)NO.19/ 2020/SJD., DATED 25.08.2020 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE GOVT. ORDER BEARING G.O.(MS) NO.96/2021/H.EDN., DATED 15.02.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P6 TRUE COPY OF GOVT. ORDER BEARING G.O. (P)NO.19/2021/G.EDN., DATED 08.11.2021 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE ORDER BEARING NO.111/2022/G.EDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P8 TRUE COPY OF G.O(MS)NO.162/2022/GEDN DATED 19.09.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P9 TRUE COPY OF ORDER NO G.EDN. J3/49/2021-G.EDN.

DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P10 TRUE COPY OF BRIEF NOTE RELATING TO THE GOVT ORDERS ISSUED BY THE STATE GOVT. IN BETWEEN 14.7.1998 TO 21.10.2022 PREPARED BY THE PETITIONER.

EXHIBIT P11 TRUE COPY OF G.O.(P)NO.2/22/SJD DT.28.10.2022 ISSUED BY THE WELFARE DEPARTMENT LONG WITH RELEVANT PAGES OF ANNEXURES.

EXHIBIT P12 TRUE COPY OF CIRCULAR NO.H2/295299/2021/DGE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

DT.23.11.2022 ISSUED BY THE 2ND RESPONDENT. EXHIBIT P13 TRUE COPY OF G.O(MS)NO.29/2023/GEDN DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P14 TRUE COPY OF CIRCULAR NO.H2/295299/2022.D.E.G DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT

RESPONDENT EXHIBITS

EXHIBIT R3A TRUE COPY OF THE RELEVANT PAGES OF THE JUDGMENT IN WPC NO 19808/21 DATED 10.8.2022

EXHIBIT R3B TRUE COPY OF THE RELEVANT PAGES OF THE JUDGMENT IN WA NO 1602/2022 DATED 13.3.2023

EXHIBIT R3C TRUE COPY OF THE ORDER IN SLP NO 9566/2023 DATED 15.5.2023

EXHIBIT R3D TRUE COPY OF THE ORDER IN SLP NO 9566/2023 DATED 11.9.2023

EXHIBIT R3E TRUE COPY OF THE GO(RT) NO 5/2019/SWD DATED 7.5.2019

ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 12462/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE ORDER G.O.(MS) NO.

111/2022/GEDN DATED 25.06.2022

EXHIBIT P2 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2021/D.G.E. DATED 23.11.2022

EXHIBIT P3 TRUE COPY OF THE STATEMENT SHOWING THE NUMBER OF VACANCIES THAT HAS ARISEN IN THE VOCATIONAL HIGHER SECONDARY SECTION OF THE SNV HSS SREEKANTESWARAM BOTH IN THE TEACHING CATEGORY AND IN THE NON TEACHING CATEGORY

EXHIBIT P4 TRUE COPY OF THE COMMUNICATION DATED 21.06.2021 SENT BY THE 4TH RESPONDENT TO THE RESPONDENTS 2 AND 3

EXHIBIT P5 TRUE COPY OF THE COMMUNICATION DATED 14.07.2021 SENT BY THE 2ND RESPONDENT

EXHIBIT P6 TRUE COPY OF THE COMMUNICATION DATED 16.08.2021 OF THE 3RD RESPONDENT

EXHIBIT P7 TRUE COPY OF THE COMMUNICATION DATED 19.11.2021

EXHIBIT P8 TRUE COPY OF THE COMMUNICATION DATED 25.04.2022 OF THE 3RD RESPONDENT

EXHIBIT P9 TRUE COPY OF THE RELEVANT EXTRACT OF THE MINUTES OF THE STAFF SELECTION COMMITTEE CONSTITUTED FOR FILLING UP VACANCY OF CLERK

EXHIBIT P10 TRUE COPY OF THE COMMUNICATION DATED 19.07.2022 ISSUED BY THE 3RD RESPONDENT

EXHIBIT P11 TRUE COPY OF THE COMMUNICATION DATED 23.01.2023 SENT BY THE 3RD RESPONDENT W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 13312/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE COMMUNICATION NO. E3/3090/2020 DATED 19.02.2021 ISSUED BY THE 2ND RESPONDENT TO THE 3RD RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE ORDER NO. DE3/3090/2020 DATED 04.03.2022 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P3 TRUE COPY OF THE APPOINTMENT ORDER NO VHSE/30/2022 DATED 11.03.2022 ISSUED BY THE PETITIONER APPOINTING THE 4TH RESPONDENT AS NON VOCATIONAL TEACHER COMMERCE (SENIOR) IN THE SCHOOL.

EXHIBIT P4 TRUE COPY OF THE COPY OF THE COMMUNICATION DATED NIL. ISSUED BY THE PETITIONER BEFORE THE 2ND RESPONDENT FOR APPROVAL OF APPOINTMENT OF THE 4TH RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE G.O. (MS) NO. 111/2022/GEDN DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT IN IMPLEMENTATION OF THE PROVISIONS CONTAINED IN ACT 1/1996 AND ACT 49/2016 OF THE PARLIAMENT ENVISAGING PROVISIONS FOR PROVIDING RESERVATION FOR APPOINTMENTS IN DIFFERENT CATEGORIES OF POSTS FOR THE DIFFERENTLY DISABLED PERSONS.

EXHIBIT P6 TRUE COPY OF THE CIRCULAR NO. H2/295299/2021/D.G.E. DATED 23.11.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE CATEGORY-WISE DETAILS OF THE VACANCIES THAT HAS ARISEN IN THE SCHOOL FROM 07.02.1996 TO 18.04.217 AND FROM 19.04.2017 SENT BY THE PETITIONER TO THE 3RD RESPONDENT.

EXHIBIT P8 TRUE COPY OF THE STAFF STATEMENT OF THE SCHOOL SHOWING THE DATE OF APPOINTMENT OF ALL THE TEACHERS IN BOTH THE TEACHING AND NON TEACHING POSTS THAT HAS ARISEN IN THE SCHOOL AS ON 28.03.2023. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 14576/2023

PETITIONER EXHIBITS

EXHIBIT-P1 COPY OF THE MINUTES OF THE STAFF SELECTION COMMITTEE ON 26-3-2022

EXHIBIT-P2 COPY OF CONSOLIDATED MARK SHEET FOR INTERVIEW FOR BOTANY

EXHIBIT-P3 COPY OF THE RANK LIST FOR HSST W.E.F. 1-4- 2022 TO 31-3-2023

EXHIBIT-P4 COPY OF THE DECLARATION DATED 26-3-2022 GIVEN BY THE GOVERNMENT NOMINEE IN THE SELECTION COMMITTEE.

EXHIBIT-P5 COPY OF ORDER NO.,206/22 DATED 8-4-2022 TO THE PETITIONER

EXHIBIT-P6 COPY OF THE JOINING REPORT DATED 8-4-2022 ISSUED BY CMS HIGHER SECONDARY SCHOOL

EXHIBIT-P7 COPY OF THE APPOINTMENT ORDER NO.268/22 DATED 1-6-2022 ISSUED BY THE 4TH RESPONDENT

EXHIBIT-P8 COPY OF FRESH APPOINTMENT ORDER NO.268/22 DATED 4-6-2022

EXHIBIT-P9 COPY OF G.O.(MS) NO.155/16/G.EDN. DATED 9- 9-2016.

EXHIBIT-P10 COPY OF G.O.(P) NO.18/2018/SJD DATED 18- 11-2018 OF SOCIAL JUSTICE (D) DEPARTMENT.

EXHIBIT-P11 COPY OF ORDER G.O.(P)NO.19/2021/GEDN DATED 8-11-2021 OF GENERAL EDUCATION (J) DEPARTMENT

EXHIBIT-P12 COPY OF ORDER G.O.(MS) NO.111/2022/GEDN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

DATED 25-6-2022

EXHIBIT-P13 COPY OF LETTER NO.H2/295299/2022/DGE DATED NIL. DECEMBER 2022

EXHIBIT-P14 COPY OF OPERATIVE PORTION OF THE JUDGMENT DATED 13-3-2023 IN W.A.NO. 1631/2022 AND CONNECTED CASES OF THIS HON. COURT.

EXHIBIT-P15 COPY OF ORDER G.O(MS) NO.29/2023/GEDN DATED 24-3-2023

EXHIBIT.P16 COPY OF CIRCULAR NO.H2/295299/2022/DGE DATED 31-3-2023

EXHIBIT-P17 COPY OF ORDER DATED 10-4-2023 IN WP(C)NO.

36659/2022 OF THIS HON. COURT.

EXHIBIT-P18 COPY OF PRINT OUT IN RELATION TO HSST (SR) & HSST (JR) UPLOADED BY THE 4TH RESPONDENT IN SAMANWAYA PORTAL.

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

(P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 14593/2023

PETITIONER EXHIBITS

EXHIBIT-P1 COPY OF ORDER GO(MS) NO.155/16/G.EDN. DATED 9-9-2016

EXHIBIT-P2 COPY OF G.O.(P)NO.18/2018/SJD DATED 18-11- 2018 OF SOCIAL JUSTICE (D) DEPARTMENT.

EXHIBIT-P3 COPY OF ORDER G.O.(P)NO.19/2021/GEDN DATED 8- 11-2021 OF GENERAL EDUCATION (J) DEPARTMENT.

EXHIBIT-P4 COPY OF COMMUNICATION DATED 7-12-2021 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT-P5 COPY OF ORDER G.O.(MS) NO.111/2022/GEDN DATED 25-6-2022

EXHIBIT-P6 COPY OF LETTER NO.H2/295299/2022/DGE DATED NIL. DEC.2022

EXHIBIT-P7 COPY OF OPERATIVE PORTION OF THE JUDGMENT DATED 13-3-2023 IN WA.NO.1631/22 AND CONNECTED CASE OF THIS HON. COURT.

EXHIBIT-P8 COPY OF ORDER G.O.(MS) NO.29/2023/ GEDN DATED 24-3-2023 OF GENERAL EDUCATION (JR) DEPARTMENT

EXHIBIT-P9 COPY OF CIRCULAR NO.H2/ 295299/2022/DGE DATED 31-3-2023.

EXHIBIT-P10 COPY OF ORDER DATED 10-4-2023 IN WP(C) NO.

36659/2022 OF THIS HON. COURT.

RESPONDENT EXHIBITS

EXHIBIT R5A TRUE COPY OF THE RELEVANT PAGES OF JUDGMENT IN W.P.C NO.19808/2021 DATED 10.8.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT R5B TRUE COPY OF THE RELEVANT PAGES OF JUDGMENT IN W.A NO 1602/2022 DATED 13.3.2023

EXHIBIT R5C TRUE COY OF THE ORDER IN SLP NO 9566/2023 DATED 15.5.2023

EXHIBIT R5D TRUE COY OF THE ORDER IN SLP NO 9566/2023 DATED 11.9.2023

EXHIBIT R5E TRUE COPY OF THE GO(RT) NO 12/2019/SJD DATED 31.10.2019

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 14620/2023

PETITIONER EXHIBITS

EXHIBIT-P1 TRUE COPY OF A CHART SHOWING THE STAFF LIST OF THE HIGH SCHOOL,(INCLUDING L.P, U.P) AND HIGHER SECONDARY SECTIONS OF THE 1ST PETITIONER'S SCHOOL

EXHIBIT-P2 TRUE COPY OF A CHART SHOWING DETAILS OF THE STAFF YET TO BE APPROVED IN THE SECOND PETITIONER'S SCHOOL

EXHIBIT-P3 TRUE COPY OF A CHART SHOWING THE DETAILS OF THE STAFF WORKING IN THE HIGH SCHOOL, HIGHER SECONDARY SCHOOL AND VOCATIONAL HIGHER SECONDARY SECTION OF THE THIRD PETITIONER'S SCHOOL

EXHIBIT-P4 TRUE COPY OF THE APPOINTMENT ORDER DATED 03.06.2013 OF MR.KRISHNAKUMAR VILAKKEERI ALONG WITH HIS DISABILITY CERTIFICATE.

EXHIBIT-P5 TRUE COPY OF THAT ORDER BEARING G.O. (MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT-P6 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2022/D.G.E. DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT-P7 TRUE COPY OF THE INTERIM ORDER DATED 10.04.2023 IN I.A.NO.01/2023 IN W.P.(C)

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 14799/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF CHART SHOWING THE STAFF LIST OF THE PETITIONER'S HIGH SCHOOL.

EXHIBIT P2 TRUE COPY OF CHART SHOWING THE STAFF LIST OF THE PETITIONER'S HIGHER SECONDARY SCHOOL.

EXHIBIT P3 TRUE COPY OF ORDER BEARING G.O. (P)NO.111/2022/G.EDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBITP4 TRUE COPY OF ORDER BEARING G.O. (MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P5 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022.D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE INTERIM ORDER DATED 10.04.2023 IN I.A.NO.01/2023 IN W.P. (C)NO.36659/2022.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 14835/2023

PETITIONER EXHIBITS

EXHIBIT-P1 COPY OF LIST OF THE MEMBERS (DISTRICT WISE) FROM THIRUVANANTHAPURAM DISTRICT TO PALAKKAD DISTRICT OF THE 1ST PETITIONER.

EXHIBIT-P1(A) COPY OF LIST OF MEMBERS DISTRICT WISE FROM MALAPPURAM DISTRICT TO WAYANAD DISTRICT OF THE 1ST PETITIONER

EXHIBIT-P2 COPY OF ORDER G.O.(MS)NO.155/16/G.EDN. DATED 9-9-2016

EXHIBIT-P3 COPY OF ORDER G.O.(P)18/ 2018/SJD DATED 18- 11-2018.

EXHIBIT-P4 COPY OF ORDER G.O.(MS)NO.19/2021/GEDN DATED 18-11-2021

EXHIBIT-P5 COPY OF G.O.(MS)111/ 2022/GEDN DATED 25-6-

EXHIBIT-P6 COPY OF LETTER NO.H2/295299/2022/D.G.E. DATED NIL. DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT-P7 COPY OF JUDGMENT DATED 13-3-2023 IN W.A. 1631/22 OF THIS HON. COURT.

EXHIBIT-P8: COPY OF ORDER G.O.(MS)NO.29/2023/GEDN DATED 24-3-2023

EXHIBIT-P9 COPY OF CIRCULAR NO.H2/295299/2022/D.G.E. DATED 31-3-2023

EXHIBIT-P10 COPY OF ORDER DATED 10-4-2023 IN WPC.NO.

36659/22 OF THIS HON. COURT.

EXHIBIT-P11 COPY OF THE PRINT OUT OF THE PRESS RELEASE CAME IN THE YOU TUBE CHANNEL "SCHOOLVARTHA" W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ON 28-3-2023

EXHIBIT-P12 COPY OF REPRESENTATION DATED 31-3-2023 BY THE 1ST PETITIONER TO THE HON. MINISTER FOR EDUCATION.

EXHIBIT-P13 COPY OF ORDER DATED 25-4-2023 IN WPC.NO.

14593/2023 OF THIS HON. COURT.

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 15230/2023

PETITIONER EXHIBITS

EXHIBIT.P1: TRUE COPY OF THE GOVERNMENT ORDER IN G.O. (MS).NO.19/2021/G.EDN DATED 8.11.2021

EXHIBIT.P2: TRUE COPY OF THE COMMUNICATION DATED 7.12.2021 OF THE 2ND RESPONDENT

EXHIBIT.P3: TRUE COPY OF THE ORDER IN G.O. (MS).NO.111/2022/G.EDN DATED 25.6.2022

EXHIBIT.P4:.TRUE COPY OF THE LETTER DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT.P5: TRUE COPY OF THE OPERATIVE PORTION OF THE JUDGMENT DATED 13.3.2023 IN W.A.NO.1631/2022 AND CONNECTED CASES

EXHIBIT.P6: TRUE COPY OF THE ORDER IN G.O.(MS).NO.29/2023/G.EDN DATED 24.3.2023

EXHIBIT.P7: TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.3.2023 OF THE 2ND RESPONDENT

EXHIBIT.P8: TRUE COPY OF THE ORDER DATED 10.4.2023 IN W.P.

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 15484/2023

PETITIONER EXHIBITS

EXHIBIT-P1 COPY OF ORDER G.O.(MS)NO.155/16/G.EDN. DATED 9-9-2016

EXHIBIT-P2 COPY OF G.O.(P)NO.18/2018/SJD DATED 18-11- 2018 OF SOCIAL JUSTICE (D) DEPARTMENT.,

EXHIBIT-P3 COPY OF ORDER G.O.(P)NO.19/2021/GEDN DATED 8- 11-2021 OF GENERAL EDUCATION (J) DEPARTMENT

EXHIBIT-P4 COPY OF COMMUNICATION NO.H(2)/295299/2021/DGE DATED 7-12-2021 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION.

EXHIBIT-P5 COPY OF ORDER G.O.(MS)NO.111/2022/GEDN DATED 25-6-2022

EXHIBIT-P6 COPY OF LETTER NO.H2/295299/2022/DGE DATED NIL. DEC.2022

EXHIBIT-P7 COPY OF OPERATIVE PORTION OF THE JUDGMENT DATED 13-3-2023 IN W.A.1631/22 AND CONNECTED CASE OF THIS HON. COURT.

EXHIBIT-P8 COPY OF ORDER G.O.(MS) NO.29/2023/GEDN DATED 24-3-2023 OF GENERAL EDUCATION (JR) DEPARTMENT.

EXHIBIT-P9 COPY OF CIRCULAR NO.H2/295299/2022/DGE DATED 31-3-2023

EXHIBIT-P10 COPY OF ORDER DATED 10-4-2023 IN WP(C)NO.

36659/2022 OF THIS HON. COURT.

EXHIBIT-P11 COPY OF ORDER DATED 25-4-2023 IN W.P(C)NO.

14593/2023 OF THIS HON. COURT.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 15522/2023

PETITIONER EXHIBITS

EXHIBIT-P1: TRUE COPY OF THE GOVERNMENT ORDER IN G.O. (MS).NO.19/2021/G.EDN DATED 8.11.2021.

EXHIBIT-P2: TRUE COPY OF THE COMMUNICATION DATED 7.12.2021 OF THE 2ND RESPONDENT

EXHIBIT-P3: TRUE COPY OF THE ORDER IN G.O. (MS).NO.111/2022/G.EDN DATED 25.6.2022

EXHIBIT-P4: TRUE COPY OF THE SAID LETTER DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE.

EXHIBIT-P5: TRUE COPY OF THE OPERATIVE PORTION OF THE JUDGMENT DATED 13.3.2023 IN W.A.NO.1631/2022 AND CONNECTED CASES.

EXHIBIT-P6: TRUE COPY OF THE ORDER IN G.O.MS).NO.29/2023/G.EDN DATED 24.3.2023.

EXHIBIT.P7: TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.3.2023 OF THE 2ND RESPONDENT

EXHIBIT-P8: TRUE COPY OF THE ORDER DATED 10.4.2023 IN W.P.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 16067/2023

PETITIONER EXHIBITS

EXHIBIT-P1 COPY OF ORDER G.O.(MS)105/2021/GEN.EDN. DEPT.

DATED 19-2-2021

EXHIBIT-P2 COPY OF APPOINTMENT ORDER DATED 28-2-2022 OF THE 1ST PETITIONER

EXHIBIT-P2(A) COPY OF APPOINTMENT ORDER DATED 28-2-2022 OF THE 2ND PETITIONER

EXHIBIT-P2(B) COPY OF APPOINTMENT ORDER DATED 28-2-2022 OF THE 3RD PETITIONER

EXHIBIT-P2(C) COPY OF APPOINTMENT ORDER DATED 28-2-2022 OF THE 4TH PETITIONER

EXHIBIT-2(D) COPY OF APPOINTMENT ORDER DATED 28-2-2022 OF THE 5TH PETITIONER

EXHIBIT-P3 COPY OF ORDER G.O.(MS)155/16/G.EDN. DATED 9- 9-2016

EXHIBIT-P4 COPY OF ORDER G.O.(P)18/2018/SJD DATED 18-11-

EXHIBIT-P5 COPY OF ORDER G.O.(P)19/2021/GEDN DATED 8-11-

EXHIBIT-P6 COPY OF ORDER G.O(MS)111/2022/GEDN DATED 25- 6-2022

EXHIBIT-P7 COPY OF LETTER NO.H2/295299/2022/DGE DATED NIL. DECEMBER 2022 ALONG WITH ENCLOSURE

EXHIBIT-P8 COPY OF OPERATIVE PORTION OF THE JUDGMENT DATED 13-3-2023 IN W.A.1631/22 AND CONNECTED CASE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT-P9 COPY OF ORDER G.O(MS)29/ 2023/GEDN DATED 24- 3-2023

EXHIBIT-P10 COPY OF CIRCULAR NO.H2/295299/2022/DGE DATED 31-3-2023

EXHIBIT-P11 COPY OF ORDER DATED 10-4-2023 IN WP(C)NO.

36659/2022 OF THIS HON. COURT.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 16366/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF G.O(MS).155/2016/G.EDN. DATED 09.09.2016 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P2 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P3 TRUE COPY OF GO(P)NO.19/2021/GEDN., DATED 08.11.2021 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P4 TRUE COPY OF G.O(MS)NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P5 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P6 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P7 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P8 TRUE COPY OF INTERIM ORDER DATED 25.04.2023

EXHIBIT P9 TRUE COPY OF ORDER DATED 10.04.2023 IN I.A.NO.1/2023 IN W.P.(C).NO.36659/2022

EXHIBIT P10 TRUE COPY OF CHART SHOWING THE DETAILS OF THE STAFF APPOINTED IN THE PETITIONERS' SCHOOL. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 16743/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 16903/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN. DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO. H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17045/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17049/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF CHART SHOWING THE STAFF LIST OF THE HIGH SCHOOL SECTION OF 1ST PETITIONER'S SCHOOL

EXHIBIT P1(A) ): TRUE COPY OF CHART SHOWING THE STAFF LIST OF THE HIGHER SECONDARY SECTION OF 1ST PETITIONER'S SCHOOL

EXHIBIT P2 TRUE COPY OF CHART SHOWING THE STAFF LIST OF THE 2ND PETITIONER'S SCHOOL

EXHIBIT P3 TRUE COPY OF CHART SHOWING THE DETAILS OF UNAPPROVED STAFF IN BOTH PETITIONERS' SCHOOL.

EXHIBIT P4 TRUE COPY OF ORDER BEARING G.O. (MS)NO.155/16/G.EDN., DATED 09.09.2016 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P5 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P6 TRUE COPY OF ORDER BEARING G.O. (MS)NO.111/2022/G.EDN., DATED 25.06.2022 BY THE 1ST RESPONDENT

EXHIBIT P7 : TRUE COPY OF GOVT.LETTER NO.G.EDN.J3/49/2021-G.EDN., DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P8 TRUE COPY OF GOVT. ORDER BEARING G.O. (MS)NO.29/2023/GEDN.,DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P9 : TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022.D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P10 : TRUE COPY OF INTERIM ORDER DATED 25.04.2023 IN W.P.(C).14593/2023

EXHIBIT P11 TRUE COPY OF THE INTERIM ORDER DATED 10.04.2023 IN I.A.NO.01/2023 IN W.P.

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17061/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN. DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO. H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17072/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN. DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO. H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17074/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17092/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN. DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO. H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17156/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17160/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17166/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(MS) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17170/2023

PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17293/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17351/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 17945/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF CHART SHOWING THE STAFF STRENGTH OF THE HIGHER SECONDARY SCHOOL OF THE 1ST PETITIONER SCHOOL

EXHIBIT P2 : TRUE COPY OF CHART SHOWING THE DETAILS OF THE PRESENT STAFF STRENGTH OF THE 5 HIGH SCHOOLS OWNED BY THE 1ST PETITIONER

EXHIBIT P3 TRUE COPY OF CHART SHOWING THE DETAILS OF PRESENT STAFF STRENGTH OF THE PRIMARY SECTIONS OF THE 1ST PETITIONER SCHOOL

EXHIBIT P4 TRUE COPY OF CHART SHOWING THE DETAILS OF THE STAFF PENDING APPROVAL IN THE 1ST PETITIONER'S SCHOOL

EXHIBIT P5 TRUE COPY OF CHART SHOWING THE DETAILS OF THE PRESENT STAFF AND LIST OF STAFF PENDING APPROVAL IN 2ND PETITIONER'S SCHOOL

EXHIBIT P6 TRUE COPY OF ORDER BEARING G.O. (MS)NO.155/16/G.EDN., DATED 09.09.2016 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P7 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P8 TRUE COPY OF ORDER BEARING G.O. (MS)NO.111/2022/G.EDN., DATED 25.06.2022 BY THE 1ST RESPONDENT

EXHIBIT P9 TRUE COPY OF GOVT.LETTER NO.G.EDN.J3/49/2021- G.EDN., DATED 28.10.2022 ISSUED BY THE1ST RESPONDENT

EXHIBIT P10 TRUE COPY OF GOVT. ORDER BEARING G.O. (MS)NO.29/2023/GEDN.,DATED 24.03.2023 ISSUED W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

BY THE 1ST RESPONDENT

EXHIBIT P11 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022.D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P12 TRUE COPY OF INTERIM ORDER DATED 25.04.2023 IN W.P.(C).14593/2023

EXHIBIT P13 TRUE COPY OF THE INTERIM ORDER DATED 10.04.2023 IN I.A.NO.01/2023 IN W.P.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 18289/2023

PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN. DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 18304/2023

PETITIONER EXHIBITS

EXHIBIT P1 THE TRUE COPY OF THE ORDER ISSUED BY SOCIAL JUSTICE DEPARTMENT BEARING NO. G.O. (P)NO.18/2018/SJD DATED 18.11.2018

EXHIBIT P2 THE TRUE COPY OF THE ORDER ISSUED BY GENERAL EDUCATION DEPARTMENT BEARING NO. G.O. (P)NO.19/2021/GEDN DATED 08.11.2021.

EXHIBIT P3 THE TRUE COPY ORDER BEARING NO. G.O.(MS) NO.111/2022/GEDN DATED 25.06.2022 ISSUED BY OF THE 1ST RESPONDENT GENERAL EDUCATION DEPARTMENT

EXHIBIT P4 THE TRUE COPY OF THE COMMUNICATION BEARING NO.H2/295299/2022.DGE DATED 12.2022 ISSUED BY THE 2ND RESPONDENT DIRECTOR OF GENERAL EDUCATION.

EXHIBIT P5 THE TRUE COPY OF THE OPERATIVE PORTION OF THE JUDGMENT DATED 13.03.2023 IN WRIT APPEAL NO.1602/2022 AND OTHER CONNECTED CASES OF THIS HON'BLE COURT.

EXHIBIT P6 THE TRUE COPY OF G.O.(MS) NO.29/2023/GEDN DATED 24.03.2023 ISSUED BY 1ST RESPONDENT GOVERNMENT

EXHIBIT P7 THE TRUE COPY OF THE CIRCULAR BEARING NO.H2/295299/2022/DGE DATED 31.03.2023 ISSUED BY THE OFFICE OF 2ND RESPONDENT

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 18349/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 18605/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE G.O.(MS)NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P2 TRUE COPY OF G.O.(P) NO.18/2018/SJD DATED 18.11.2018

EXHIBIT P3 TRUE COPY OF G.O.(P) NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P4 TRUE COPY OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

EXHIBIT P5 TRUE COPY OF G.O.(MS)NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P6 TRUE COPY OF THE G.O.(MS)NO.111/2022/GEDN DATED 25.06.2022

EXHIBIT P7 TRUE COPY OF G.O.(MS)NO.162/2022/G.EDN. DATED 19.09.2022

EXHIBIT P8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P9 TRUE COPY OF G.O (P) NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN.DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P11 TRUE COPY OF CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 19847/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O. (MS.) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O. (P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O. (P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O. (P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O. (P) NO. 19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O. (MS.) NO.

111/2022/GEDN. DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O. (MS.) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P_8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O. (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O. (MS.) NO. 29/2023/GEDN.

DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN W.P. (C) NO.

14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 19908/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 19925/2023

PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN. DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 19936/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 6TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN.

DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.EDATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 19938/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 4TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 6TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN.

DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20022/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER DATED 01.06.2022 OF THE 4TH RESPONDENT APPOINTING THE PETITIONER AS LPST.

EXHIBIT P2 TRUE COPY OF THE ORDER NO. C/27174/2022 DATED 03.02.2023 SENT BY THE 3RD RESPONDENT TO THE MANAGER.

EXHIBIT P3 TRUE COPY OF THE G.O. (MS) NO. 111/2022/GEDN DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT IN IMPLEMENTATION OF THE PROVISIONS CONTAINED IN ACT 1/1996 AND ACT 49/2016 OF THE PARLIAMENT ENVISAGING PROVISIONS FOR PROVIDING RESERVATION FOR APPOINTMENTS IN DIFFERENT CATEGORIES OF POSTS FOR THE DIFFERENTLY DISABLED PERSONS.

EXHIBIT P4 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2021/D.G.E. DATED 23.11.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE STATEMENT OF VACANCIES THAT HAS ARISEN IN THE SCHOOL FORWARDED BY THE 4TH RESPONDENT TO THE 3RD RESPONDENT. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20093/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20094/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20373/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20580/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20672/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE GOVERNMENT ORDER, G.O. (P)NO.18/2018/SJD, DATED 18.11.2018

EXHIBIT P2 TRUE COPY OF THAT GOVT. ORDER BEARING G.O.(P) NO.19/2020/SJD DATED 25.08.2020

EXHIBIT P3 TRUE COPY OF THAT GOVT. ORDER G.O.(P) NO.19/2021/G.EDN DATED 08.11.2021

EXHIBIT P4 TRUE COPY OF THAT GOVT. ORDER BEARING NO.

111/2022/G.EDN DATED 25.06.2022

EXHIBIT P5 TRUE COPY OF ORDER OF THE GOVERNMENT.

NO.G.E.D-J3/49/2021-G.E.D DATED 28.10.2022

EXHIBIT P6 TRUE COPY OF GOVERNMENT ORDER, GO(P) NO.7/2022/SJD DATED 28.10.2022 ALONG WITH RELEVANT PAGES OF THE ANNEXURE ATTACHED TO THAT GOVERNMENT ORDER

EXHIBIT P7 TRUE COPY OF THE CIRCULAR NO.H2/295299/2021/D.G.E DATED 23.11.2022

EXHIBIT P8 TRUE COPY OF THE ORDER IN IA.NO.1/2023 IN WP(C) NO.36659/2022 DATED 10.04.2023

EXHIBIT P9 TRUE COPY OF THE ORDER IN WP(C) NO.14593/2023 DATED 25.04.2023

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20783/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN. DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20793/2023

PETITIONER EXHIBITS

EXHIBIT P 1 COPY OF ORDER GO(MS)NO.155/16/G.EDN.DATED 9/9/2016.

EXHIBIT P 2 COPY OF THE ORDER G.O.(P)NO.18/2018/SJD DATED 18/11/2018 OF SOCIAL JUSTICE (D) DEPARTMENT

EXHIBIT P 3 COPY OF THE ORDER G.O.(P) NO.19/2021/GEDN DATED 8-11-2021 OF GENERAL EDUCATION (J) DEPARTMENT

EXHIBIT P 4 COPY OF THE COMMUNICATION DATED 7-12-2021 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P 5 COPY OF THE ORDER G.O.(MS)111/2022/GEDN.

DATED 25-6-2022.

EXHIBIT P 6 COPY LETTER NO.H2/295299/2022/DGE DATED NIL.DEC.2022

EXHIBIT P 7 COPY OF OPERATIVE PORTION OF THE JUDGMENT DATED 13-3-2023 IN W.A.NO. 1631/22 AND CONNECTED CASES OF THIS HON.COURT.

EXHIBIT P 8 COPY OF THE ORDER G.O.(MS)NO.29/2023/GEDN.

DATED 24/3/2023 OF GENERAL EDUCATION DEPARTMENT

EXHIBIT P 9 A COPY OF THE SAID CIRCULAR NO.H2/295299/2022/DGE DATED 31-3-2023

EXHIBIT P 10 A COPY OF THE G.O NO.7/2022/SJD DATED 28-10- 2022 AND RELEVANT COPIES OF THE ANNEXURE OF 654 POSTS IN THE VARIOUS DEPARTMENTS

EXHIBIT P 11 A COPY OF THE ORDER DATED 10-4-2023 IN W.P(C)NO. 36659/22 OF THIS HON.COURT. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20825/2023 PETITIONER EXHIBITS EXHIBIT P 1 COPY OF ORDER GO(MS)NO.155/16/G.EDN.DATED 9/9/2016.

EXHIBIT P 2 COPY OF THE ORDER G.O.(P)NO.18/2018/SJD DATED 18/11/2018 OF SOCIAL JUSTICE (D) DEPARTMENT

EXHIBIT P 3 COPY OF THE ORDER G.O.(P)NO.19/2021/GEDN DATED 8-11-2021 OF GENERAL EDUCATION (J) DEPARTMENT

EXHIBIT P 4 COPY OF THE COMMUNICATION DATED 7-12-2021 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION.

EXHIBIT P 5 COPY OF THE ORDER G.O.(MS)111/2022/GEDN.

DATED 25-6-2022.

EXHIBIT P 6 COPY LETTER NO.H2/295299/2022/DGE LETTER REGARDING THE PREPARATION OF ROSTER FOR TAKING UP THE BACKLOG FOR DISABILITY RESERVATIONDATED NIL.DEC.2022

EXHIBIT P 7 COPY OF OPERATIVE PORTION OF THE JUDGMENT DATED 13-3-2023 IN W.A.NO. 1631/22 AND CONNECTED CASES OF THIS HON.COURT.

EXHIBIT P 8 COPY OF THE ORDER G.O.(MS)NO.29/2023/GEDN.

DATED 24/3/2023 OF GENERAL EDUCATION DEPARTMENT

EXHIBIT P 9 A COPY OF THE SAID CIRCULAR NO.H2/295299/2022/DGE DATED 31-3-2023

EXHIBIT P 10 A COPY OF THE G.O NO.7/2022/SJD DATED 28-10- 2022 AND RELEVANT COPIES OF THE ANNEXURE OF 654 POSTS IN THE VARIOUS DEPARTMENTS

EXHIBIT P11 A COPY OF THE ORDER DATED 10-4-2023 IN W.P(C)NO. 36659/22 OF THIS HON.COURT. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 20861/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO. H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN.

DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 21075/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 21138/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO. H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN. DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.EDATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 21164/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN.

DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.EDATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 21557/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 21597/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 21978/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE GOVERNMENT ORDER IN G.O(P)NO.18/2018 SJD DATED 18/11/2018

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER IN G. O(P)NO.19/2021/GEDN DATED 08/11/2021

EXHIBIT P3 TRUE COPY OF THE GOVERNMENT ORDER IN G.O(P)NO.111/2022/GEDN DATED 25/06/2022

EXHIBIT P4 TRUE COPY OF THE GOVERNMENT ORDER G.EDN-

J3/49/2021-G.EDN DATED 28/10/2022

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER DATED 10/04/2023 IN W.P(C) 36659/2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22083/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22178/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22196/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22231/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN. DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO. H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22260/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN.

DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22286/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22344/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22353/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22362/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22368/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22385/2023 PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023 EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22936/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE STAFF FIXATION ORDER BEARING NO.D.DIS.B3/49864/2022 DATED 20.08.2022 OF THE PETITIONER'S SCHOOL FOR THE ACADEMIC YEAR 2022-2023.

EXHIBIT P2 TRUE COPY OF THE STAFF FIXATION ORDER BEARING NO.297447/C3/2022/RDD/CNGR, DATED 08.05.2023 ISSUED BY THE 3RD RESPONDENT

EXHIBIT P3 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P4 TRUE COPY OF G.O(MS)NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P5 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P6 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P7 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P8 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2021/DGE., DATED 17.06.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P9 TRUE COPY OF THE RPWD ROSTER DATA SUBMITTED BY THE PETITIONER

EXHIBIT P10 TRUE COPY OF REQUEST SUBMITTED BEFORE THE EMPLOYMENT EXCHANGE FOR APPOINTMENT OF DIFFERENTLY ABLED PERSONS IN THE POST OF HSST (JUNIOR), BOTANY.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P11 TRUE COPY OF REQUEST SUBMITTED BEFORE THE EMPLOYMENT EXCHANGE FOR APPOINTMENT OF DIFFERENTLY ABLED PERSONS IN THE POST OF FULL TIME MENIAL .

EXHIBIT P12 TRUE COPY OF REQUEST SUBMITTED BEFORE THE EMPLOYMENT EXCHANGE FOR APPOINTMENT OF DIFFERENTLY ABLED PERSONS IN THE POST OF HST (PHYSICAL SCIENCE).

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22977/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 22990/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P- 5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 23033/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER DATED 05.06.2023 APPOINTING THE PETITIONER AS LPST BY THE 4TH RESPONDENT.

EXHIBIT P2 TRUE COPY OF THE G.O. (MS) NO. 111/2022/GEDN DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT IN IMPLEMENTATION OF THE PROVISIONS CONTAINED IN ACT 1/1996 AND ACT 49/2016 OF THE PARLIAMENT ENVISAGING PROVISIONS FOR PROVIDING RESERVATION FOR APPOINTMENTS IN DIFFERENT CATEGORIES OF POSTS FOR THE DIFFERENTLY DISABLED PERSONS.

EXHIBIT P3 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2021/D.G.E. DATED 23.11.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE STATEMENT OF VACANCIES THAT HAS ARISEN IN THE SCHOOL FORWARDED BY THE 4TH RESPONDENT TO THE 3RD RESPONDENT. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 23043/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P- 4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P- 5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBITP-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 23072/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 23081/2023

PETITIONER EXHIBITS

EXHIBIT -P-1 TRUE COPY OF THE REPRESENTATION DATED 08.12.2022 FROM THE PETITIONER TO 3RD RESPONDENT

EXHIBIT-P- 2 REPRESENTATION TO 1ST RESPONDENT DATED 21.06.2023

EXHIBIT -P-2(A) TRUE COPY OF THE REPRESENTATION DATED 03.01.2023 TO THE 2ND RESPONDENT

EXHIBIT-P-3 TRUE COPY OF THE GOVERNMENT ORDER G.O(MS) 111/2022/GEDN DATED 25.06.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 23126/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 23248/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER DATED 29.06.2021 ISSUED BY THE 5TH RESPONDENT APPOINTING THE PETITIONER AS FULL TIME MENIAL.

EXHIBIT P2 TRUE COPY OF THE ORDER NO. B2/24200/2021 DATED 28.09.2021 ISSUED BY THE 4TH RESPONDENT REJECTING THE APPROVAL OF APPOINTMENT OF THE PETITIONER.

EXHIBIT P3 TRUE COPY OF THE ORDER NO. B2/23293/2021 DATED 01.02.2023 ISSUED BY THE 4TH RESPONDENT APPROVING THE APPOINTMENT OF SRI. ABY ABRAHAM.

EXHIBIT P4 TRUE COPY OF THE ORDER NO. B4/215344/2021 DATED 19.09.2022 ISSUED BY THE 3RD RESPONDENT DISMISSING THE APPEAL FILED BY THE 5TH RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE G.O. (MS) NO. 111/2022/GEDN DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT IN IMPLEMENTATION OF THE PROVISIONS CONTAINED IN ACT 1/1996 AND ACT 49/2016 OF THE PARLIAMENT ENVISAGING PROVISIONS FOR PROVIDING RESERVATION FOR APPOINTMENTS IN DIFFERENT CATEGORIES OF POSTS FOR THE DIFFERENTLY DISABLED PERSONS.

EXHIBIT P6 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2021/D.G.E. DATED 23.11.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE STATEMENT OF VACANCIES THAT HAS ARISEN IN THE SCHOOL FORWARDED BY THE 5TH RESPONDENT TO THE 3RD RESPONDENT. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 23404/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P- 2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P- 5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN.

DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 23460/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE GOVERNMENT ORDER IN G.O(P)NO.18/2018 SJD DATED 18/11/2018

EXHIBIT P2 TRUE COPY OF THE SAID GOVERNMENT ORDER IN G.O(P)NO.19/2021/GEDN DATED 08/11/2021

EXHIBIT P3 TRUE COPY OF THE GOVERNMENT ORDER IN G.O(P)NO.111/2022/GEDN DATED 25/06/2022

EXHIBIT P4 TRUE COPY OF THE GOVERNMENT ORDER G.EDN-

J3/49/2021-G.EDN DATED 28/10/2022

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER DATED 10/04/2023 IN W.P(C) 36659/2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 23726/2023

PETITIONER EXHIBITS

EXHIBIT P1 THE TRUE COPY OF THE JUDGMENT OF THE DIVISION BENCH OF THIS HON'BLE COURT DATED: 13-03-2023

EXHIBIT P2 THE TRUE COPY OF THE JUDGMENT IN CIVIL APPEAL NO. 4811/2022DATED: 01-08-2022

EXHIBIT P3 THE TRUE COPY OF GOVERNMENT LETTER NO.

J3/49/2021/G. EDN DATED: 28-10-2022

EXHIBIT P4 THE TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED: -12-2022 OF THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P5 THE TRUE COPY OF THE OTHER LETTER CONTAINING DIRECTIONS ISSUED BY THE DIRECTOR OF GENERAL OF EDUCATION BEARING NO. H2/295299/2021/DGE DATED: 25-01-2023

EXHIBIT P6 THE TRUE COPY OF GO(MS) NO. 29/2023/G. EDN.

DATED: 24-03-2023

EXHIBIT P7 THE TRUE COPY OF THE CIRCULAR NO. 295299/2022 /DGE DATED: 31-03-2023 OF THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P8 THE TRUE COPY OF THE CIRCULAR BEARING NO:

295299/2021 /DGE DATED: 16-05-2023 ISSUED BY THE DIRECTOR GENERAL EDUCATION

EXHIBIT P9 THE TRUE COPY OF THE CIRCULAR NO: 295299/2021 /DGE DATED: 17-06-2023 OF THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P10 THE TRUE COPY OF THE ORDER IN I.A NO. 1/2023 IN W.P (C) NO. 36659/2022 DATED: 10-04-2023 OF THIS HONOURABLE COURT W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P11 THE TRUE COPY OF THE ORDER IN W.P (C) NO.

14593/2023 DATED: 25-04-2023OF THIS HONOURABLE COURT

EXHIBIT P12 THE TRUE COPY OF THE ORDER IN W.P (C) NO.

14799/2023 DATED: 28/04/2023 OF THIS HONOURABLE COURT

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 24780/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 24953/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER DATED 15.07.2021 ISSUED BY THE PETITIONER APPOINTING THE 4TH RESPONDENT AS HST (PHYSICAL SCIENCE).

EXHIBIT P2 TRUE COPY OF THE ORDER NO. B2/27039/2021 DATED 28.11.2022 SENT BY THE 3RD RESPONDENT.

EXHIBIT P3 TRUE COPY OF THE ORDER NO. B2/27039/2021 DATED 26.03.2023 ISSUED BY THE 3RD RESPONDENT REJECTING THE APPROVAL OF THE APPOINTMENT OF THE 4TH RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE G.O. (MS) NO. 111/2022/GEDN DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT IN IMPLEMENTATION OF THE PROVISIONS CONTAINED IN ACT 1/1996 AND ACT 49/2016 OF THE PARLIAMENT ENVISAGING PROVISIONS FOR PROVIDING RESERVATION FOR APPOINTMENTS IN DIFFERENT CATEGORIES OF POSTS FOR THE DIFFERENTLY DISABLED PERSONS.

EXHIBIT P5 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2021/D.G.E. DATED 23.11.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE STATEMENT OF VACANCIES THAT HAS ARISEN IN THE SCHOOL FORWARDED BY THE 4TH RESPONDENT TO THE 3RD RESPONDENT. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 25356/2023

PETITIONER EXHIBITS

EXHIBIT-P1 TRUE COPY OF THE APPOINTMENT ORDER OF THE 1ST PETITIONER AS HSST (COMPUTER APPLICATION) WITH EFFECT FROM 15.07.2021

EXHIBIT-P1(A) TRUE COPY OF THE APPOINTMENT ORDER OF THE 2ND PETITIONER AS HSST (BUSINESS STUDIES AND ACCOUNTANCY) WITH EFFECT FROM 15.07.2021

EXHIBIT-P1(B) TRUE COPY OF THE APPOINTMENT ORDER OF THE 3RD PETITIONER AS HSST (ECONOMICS) WITH EFFECT FROM 15.07.2021

EXHIBIT-P(C) A TRUE COPY OF THE APPOINTMENT ORDER OF THE 4TH PETITIONER AS HSST (ENGLISH) WITH EFFECT FROM 15.07.2021

EXHIBIT-P1(D) TRUE COPY OF THE APPOINTMENT ORDER OF THE 5TH PETITIONER AS HSST (CHEMISTRY) WITH EFFECT FROM 15.07.2021

EXHIBIT-P1(E) TRUE COPY OF THE APPOINTMENT ORDER OF THE 6TH PETITIONER AS HSST (PHYSICS) WITH EFFECT FROM 15.07.2021

EXHIBIT-P1(F) TRUE COPY OF THE APPOINTMENT ORDER OF THE 7TH PETITIONER AS HSST (MATHS) WITH EFFECT FROM 15.07.2021

EXHIBIT-P2 TRUE COPY OF THE GO(RT) NO. 111/2022/G.EDN ISSUED BY THE GOVERNMENT DATED 25.06.2022

EXHIBIT-P3 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2022/DGE ISSUED BY THE 3RD RESPONDENT DATED 31.03.2023

EXHIBIT-P4 TRUE COPY OF THE MEDICAL CERTIFICATE ISSUED BY THE GOVT. MEDICAL COLLEGE, HOSPITAL, THRISSUR DATED 29.12.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT-P5 TRUE COPY OF THE REQUISITION SUBMITTED BY THE 5TH RESPONDENT DATED 05.04.2023 BEFORE THE DIVISIONAL EMPLOYMENT OFFICER

EXHIBIT-P6 TRUE COPY OF THE REQUISITION SUBMITTED BY THE 5TH RESPONDENT DATED 05.04.2023 EXCLUDING THE REQUISITION BEFORE THE EMPLOYMENT EXCHANGE

EXHIBIT-P7 TRUE COPY OF THE ORDER OF APPROVAL NO.

A3/5115/RDD/HSE/EKM/2021 GRANTED TO HSST (JR) DATED 25.05.2023

EXHIBIT-P8 TRUE COPY OF THE RELEVANT PAGES OF THE GO(P) NO. 20/1998 / P&ARD ISSUED BY THE 2ND RESPONDENT DATED 14.07.1998

EXHIBIT-P9 TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO. H2/295299/ 2021/DGE ISSUED BY THE 3RD RESPONDENT DATED 23.11.2022

EXHIBIT-P10 TRUE COPY OF THE RELEVANT PAGES OF OFFICE MEMORANDUM DATED 20.03.2014 ISSUED BY THE 1ST RESPONDENT

EXHIBIT-P11 TRUE COPY OF THE ORDER OF THE HON'BLE SUPREME COURT IN SLP(A) NO. 10541/2023 DATED 17.05.2023

EXHIBIT 11A TRUE COPY OF THE ORDER ISSUED BY THE HON'BLE SUPREME COURT DATED 14.07.2023 IN SLP NO.

EXHIBIT-P12 TRUE COPY OF THE JUDGMENT OF THE HON'BLE SUPREME COURT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 25650/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE ORDER DATED 01.06.2022 ISSUED BY THE PETITIONER APPOINTING SRI. SOOREJ.S.N. AS U.P.S.T.

EXHIBIT P2 TRUE COPY OF THE ORDER NO. B4/36842/2022 DATED 17.07.2023 REJECTING EXT.P1 ORDER OF APPROVAL.

EXHIBIT P3 TRUE COPY OF THE ORDER DATED 08.06.2023 ISSUED BY THE PETITIONER APPOINTING SMT.RACHITHA.S.R. AS UPST.

EXHIBIT P4 TRUE COPY OF THE ORDER DATED 30.06.2023 ISSUED BY THE PETITIONER APPOINTING SMT. POORNIMA SYAM BABU AS L.G. SANSKRIT TEACHER.

EXHIBIT P5 TRUE COPY OF THE G.O. (MS) NO. 111/2022/GEDN DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT IN IMPLEMENTATION OF THE PROVISIONS CONTAINED IN ACT 1/1996 AND ACT 49/2016 OF THE PARLIAMENT ENVISAGING PROVISIONS FOR PROVIDING RESERVATION FOR APPOINTMENTS IN DIFFERENT CATEGORIES OF POSTS FOR THE DIFFERENTLY DISABLED PERSONS.

EXHIBIT P6 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2021/D.G.E. DATED 23.11.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P7 TRUE COPY OF THE STATEMENT OF VACANCIES THAT HAS ARISEN IN THE SCHOOL FORWARDED BY THE 4TH RESPONDENT TO THE 3RD RESPONDENT.

EXHIBIT P8 TRUE COPY OF THE COMMUNICATION DATED 11.07.2023 SENT BY THE PETITIONER ADDRESSING THE SUB REGIONAL EMPLOYMENT OFFICER, THIRUVANANTHAPURAM REQUESTING TO FORWARD A LIST OF PHYSICALLY HANDICAPPED PERSONS. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P9 TRUE COPY OF THE LETTER DATED 24.05.2023 FORWARDED BY THE PETITIONER TO THE SUB REGIONAL EMPLOYMENT OFFICER WITHDRAWING EXT.P8.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 25776/2023

PETITIONER EXHIBITS

EXHIBIT-P1 A TRUE COPY OF THE G.O(MS)NO.155/16/G.EDN DATED 09.09.2016.

EXHIBIT-P2 A TRUE COPY OF THE G.O(P).NO.18/2018/SJD DATED 18.11.2018.

EXHIBIT-P3 A TRUE COPY OF THE G.O(P)NO.5/2019/SJD DATED 07.05.2019.

EXHIBIT-P4 A TRUE COPY OF THE G.O(P) NO.19/2020/SJD DATED 25.08.2020.

EXHIBIT-P5 A TRUE COPY OF THE G.O(P)NO.19/2021/G.EDN DATED 08.11.2021.

EXHIBIT-P6 A TRUE COPY OF THE G.O(MS) NO.111/2022/G.EDN DATED 25.06.2022.

EXHIBIT-P7 TRUE COPY OF THE G.O(MS)NO.162/2022/G.EDN DATED 19.09.2022.

EXHIBIT-P8 A TRUE COPY OF THE SAID LETTER NO.H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE.

EXHIBIT-P9 A TRUE COPY OF THE GO(P)NO.7/2022/SJD DATED 28.10.2022 .

EXHIBIT-P10 A TRUE COPY OF THE G.O(MS).NO.29/2023/G.EDN DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT-P11 A TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/DGE DATED 31.03.2023

EXHIBIT-P12 A TRUE COPY OF THE INTERIM ORDER IN WP(C).NO.36659 OF 2022 DATED 10.04.2023 . W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT-P13 A TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO.4811/2022 DATED 01.08.2022 .

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 26064/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER ISSUED TO THE SIVA PRASAD

EXHIBIT P2 TRUE COPY OF THE IDENTITY CARD OF SIVA PRASAD, NO. PKD LD00300079 ISSUED BY THE GOVERNMENT OF KERALA DATED 27/09/2010

EXHIBIT P3 TRUE COPY OF THE REPRESENTATION SUBMITTED BY THE PETITIONER BEFORE THE 4TH RESPONDENT DATED 26/06/2023

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 26660/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P- 2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN.

DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 27673/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER DATED 01.06.2022 ISSUED BY THE 5TH RESPONDENT APPOINTING THE PETITIONER AS UPST.

EXHIBIT P2 TRUE COPY OF THE ORDER NO. B5/35857/2022 DATED 07.11.2022 OF THE 4TH RESPONDENT REJECTING THE APPROVAL OF APPOINTMENT OF THE PETITIONER.

EXHIBIT P3 TRUE COPY OF THE ORDER NO. B4/218265/2022 DATED 26.05.2023 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE ORDER NO. B5/49717/2023 DATED 24.07.2023 PASSED BY THE 4TH RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER DATED 19.01.2023 IN W.P.(C) NO. 1758/2023.

EXHIBIT P6 TRUE COPY OF THE ORDER G.O. (MS) NO.

111/2022/GEDN DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT IN IMPLEMENTATION OF THE PROVISIONS CONTAINED IN ACT 1/1996 AND ACT 49/2016 OF THE PARLIAMENT ENVISAGING PROVISIONS FOR PROVIDING RESERVATION FOR APPOINTMENTS IN DIFFERENT CATEGORIES OF POSTS FOR THE DIFFERENTLY DISABLED PERSONS.

EXHIBIT P7 TRUE COPY OF THE CIRCULAR NO. H2/295299/ 2021/D.G.E. DATED 23.11.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P8 TRUE COPY OF THE STATEMENT OF VACANCIES THAT HAS ARISEN IN THE SCHOOL FORWARDED BY THE 5TH RESPONDENT TO THE 4TH RESPONDENT. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 27715/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER DATED 01.06.2022 ISSUED BY THE 5TH RESPONDENT APPOINTING THE PETITIONER AS UPST.

EXHIBIT P2 TRUE COPY OF THE ORDER NO. B5/35857/2022 DATED 07.11.2022 OF THE 4TH RESPONDENT REJECTING THE APPROVAL OF APPOINTMENT OF THE PETITIONER.

EXHIBIT P3 TRUE COPY OF THE ORDER NO. B4/218265/2022 DATED 07.05.2023 ISSUED BY THE 3RD RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE ORDER NO. B5/49716/2023 DATED 24.07.2023 PASSED BY THE 4TH RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE INTERIM ORDER DATED 19.01.2023 IN W.P.(C) NO. 1758/2023 OF THIS HON'BLE COURT.

EXHIBIT P6 TRUE COPY OF THE ORDER G.O. (MS) NO.

111/2022/GEDN DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT IN IMPLEMENTATION OF THE PROVISIONS CONTAINED IN ACT 1/1996 AND ACT 49/2016 OF THE PARLIAMENT ENVISAGING PROVISIONS FOR PROVIDING RESERVATION FOR APPOINTMENTS IN DIFFERENT CATEGORIES OF POSTS FOR THE DIFFERENTLY DISABLED PERSONS.

EXHIBIT P7 TRUE COPY OF THE CIRCULAR NO. H2/295299/ 2021/D.G.E. DATED 23.11.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P8 TRUE COPY OF THE STATEMENT OF VACANCIES THAT HAS ARISEN IN THE SCHOOL FORWARDED BY THE 5TH RESPONDENT TO THE 4TH RESPONDENT. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 27890/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE SOCIAL JUSTICE DEPARTMENT

EXHIBIT P2 TRUE COPY OF G.O(MS)NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P3 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P5 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P6 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2021/DGE., DATED 17.06.2023 ISSUED BY THE 2ND RESPONDENT W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 28042/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE SOCIAL JUSTICE (D) DEPARTMENT

EXHIBIT P2 TRUE COPY OF G.O(MS)NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P3 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P4 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P5 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P6 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2021/DGE., DATED 17.06.2023 ISSUED BY THE 2ND RESPONDENT

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 28056/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE SOCIAL JUSTICE (D) DEPARTMENT

EXHIBIT P2 TRUE COPY OF G.O(MS)NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P3 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P4 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P5 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P6 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2021/DGE., DATED 17.06.2023 ISSUED BY THE 2ND RESPONDENT

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 28432/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE SOCIAL JUSTICE (D) DEPARTMENT

EXHIBIT P2 TRUE COPY OF G.O(MS)NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P3 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT 4 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P5 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P6 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2021/DGE., DATED 17.06.2023 ISSUED BY THE 2ND RESPONDENT W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 28786/2023

PETITIONER EXHIBITS

EXHIBIT -P1 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE SOCIAL JUSTICE (D) DEPARTMENT

EXHIBIT-P2 TRUE COPY OF G.O(MS)NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT -P3 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT -P4 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT-P5 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT -P6 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2021/DGE., DATED 17.06.2023 ISSUED BY THE 2ND RESPONDENT W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 29111/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE SOCIAL JUSTICE (D) DEPARTMENT

EXHIBIT P2 TRUE COPY OF G.O(MS)NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P3 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P5 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P6 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2021/DGE., DATED 17.06.2023 ISSUED BY THE 2ND RESPONDENT W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 29858/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE ORDER DATED 01.07,2022

EXHIBIT P2 TRUE COPY OF THE ORDER DATED 23.11.2022

EXHIBIT P3 TRUE COPY OF THE ORDER NO. B4/218340/2022 DATED 06.02.2023

EXHIBIT P4 TRUE COPY OF THE ORDER NO, B5/49718/2023 DATED 24.07.2023 PASSED BY THE 4TH RESPONDENT

EXHIBIT 5 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

1758/2023 DATED 19.01.2023

EXHIBIT P6 TRUE COPY OF THE ORDER G.O.(MS) NO.

111/2022/GEDN DATED 25.06.2022

EXHIBIT P7 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2021/D.G.E. DATED 23.11.2022

EXHIBIT P8 TRUE COPY OF THE STATEMENT OF VACANCIES THAT HAS ARISEN IN THE SCHOOL FORWARDED BY THE PETITIONER TO THE 4TH RESPONDENT

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 30230/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE CERTIFICATE DATED 20.06.2002 ISSUED BY THE BOARD OF HIGHER SECONDARY EXAMINATION, GOVERNMENT OF KERALA TO THE PETITIONER.

EXHIBIT P2 TRUE COPY OF THE CERTIFICATE DATED 18.05.2019 ISSUED BY DAKSHINA HINDI PRACHARA SABHA FOR PASSING RASHTRABHASHA PRAVEEN EXAMINATION.

EXHIBIT P2(A) TRUE COPY OF K-TET CERTIFICATE OF THE PETITIONER DATED 15.09.2021.

EXHIBIT P3 TRUE COPY OF THE APPOINTMENT ORDER DATED 01.06.2022 ISSUED BY THE 4TH RESPONDENT APPOINTING THE PETITIONER AS JUNIOR HINDI TEACHER.

EXHIBIT P4 TRUE COPY OF THE G.O. (MS) NO. 111/2022/GEDN DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT IN IMPLEMENTATION OF THE PROVISIONS CONTAINED IN ACT 1/1996 AND ACT 49/2016 OF THE PARLIAMENT ENVISAGING PROVISIONS FOR PROVIDING RESERVATION FOR APPOINTMENTS IN DIFFERENT CATEGORIES OF POSTS FOR THE DIFFERENTLY DISABLED PERSONS.

EXHIBIT P5 TRUE COPY OF THE CIRCULAR NO.

H2/295299/2021/D.G.E. DATED 23.11.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P6 TRUE COPY OF THE STATEMENT OF VACANCIES THAT HAS ARISEN IN THE SCHOOL FORWARDED BY THE 4TH RESPONDENT TO THE 3RD RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE LETTER DATED 20.04.2024 ISSUED BY THE MANAGER TO THE SUB REGIONAL EMPLOYMENT OFFICER, ERNAKULAM.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P7A TRUE COPY OF THE RECEIPT DATED 06.06.2024 RECEIVED FROM THE SUB REGIONAL EMPLOYMENT OFFICER, ERNAKULAM EVIDENCING THE RECEIPT OF EXT.P7.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 30489/2023

PETITIONER EXHIBITS

EXHIBIT P1 A TRUE COPY OF THE STAFF FIXATION PROCEEDINGS NO: D/61205/2023 DATED 25.08.2023 ISSUED BY THE ASSISTANT EDUCATIONAL OFFICER, VATAKARA FOR THE YEAR 2023-2024

EXHIBIT P2 A TRUE COPY OF THE STAFF FIXATION PROCEEDINGS NO: D/50835/2022 DATED 21.08.2023 ISSUED BY THE ASSISTANT EDUCATIONAL OFFICER, VATAKARA FOR THE YEAR 2023-2024

EXHIBIT P3 A TRUE COPY OF THE JUDGMENT IN W.P (C) NO:

19808/2021 DATED 10.08.2022 OF THIS HON'BLE COURT REPORTED IN 2022 ICO 1282

EXHIBIT P4 TRUE COPY OF THE OPERATIVE PORTION OF THE JUDGMENT IN W.A NO: 1445/2022 DATED 13.03.2023 OF THIS HON'BLE COURT

EXHIBIT P5 A TRUE COPY OF THE G.O (M.S) NO.111/2022/GEDN DATED 25/06/2022

EXHIBIT P6 A TRUE COPY OF THE CIRCULAR NO:

H2/295299/2021/DGE DATED 25-01-2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P7 A TRUE COPY OF THE GO(MS) NO 29/2023/GEDN DATED 24-03-2023

EXHIBIT P8 A TRUE COPY OF THE GO(MS) NO 74/2023/GEDN DATED 9-06-2023

EXHIBIT P9 A TRUE COPY OF THE CIRCULAR NO:

H2/295299/2021/DGE DATED 17-06-2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P10 A TRUE COPY OF THE OFFICE MEMORANDUM NO:

36035/3/2004-ESST(RES ) DATED 29.12.2005 ISSUED BY THE MINISTRY OF PERSONNEL, PUBLIC W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

GRIEVANCES AND PENSIONS, GOVERNMENT OF INDIA

EXHIBIT P10(A) A TRUE COPY OF THE OFFICE MEMORANDUM NO:

36012/24/2009-ESST(RES ) DATED 3.12.2013 ISSUED BY THE MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSIONS, GOVERNMENT OF INDIA

EXHIBIT P11 A TRUE COPY OF THE OFFICE MEMORANDUM NO:

36035/02/2017-ESST (RES ) DATED 15.01.2018 ISSUED BY THE MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSIONS, GOVERNMENT OF INDIA

EXHIBIT P12 A TRUE COPY OF THE RELEVANT PAGES OF THE RECOMMENDATIONS SUBMITTED BY THE COMMITTEE FOR FORMULATING THE MODALITIES FOR IMPLEMENTATION OF 4% RESERVING FOR PERSONS WITH DISABILITIES IN APPOINTMENTS CONSTITUTED BY THE GOVERNMENT OF KERALA DATED DECEMBER

EXHIBIT P13 TRUE COPY OF THE CERTIFICATE PREPARED BY THE HEADMISTRESS OF THE 1ST PETITIONER SCHOOL DATED 7.09.2023

EXHIBIT P14 A TRUE COPY OF THE ROSTER DATA PREPARED BY THE SCHOOL OF 2ND PETITIONER FOR SUBMISSION WITH 2ND RESPONDENT

EXHIBIT P15 A TRUE COPY OF THE RELEVANT PAGES FROM CHAPTER 4 - DETERMINATION OF RESERVATION QUOTA FROM THE BROCHURE ON RESERVATION FOR SCT/ST/OBC ALONG WITH THE COVERING LETTER OF GOVERNMENT OF INDIA, MINISTRY OF HEAVY INDUSTRIES AND PUBLIC ENTERPRISES, DEPARTMENT OF ENTERPRISES DATED 17.10.2016

EXHIBIT P16 A TRUE COPY OF THE RELEVANT PAGES OF THE COMPENDIUM OF INSTRUCTIONS ON RESERVATION IN APPOINTMENTS IN THE POSTS/SERVICES IN THE CENTRAL GOVERNMENT PUBLISHED ON 14.10.2022

EXHIBIT P17 A TRUE COPY OF THE OFFICE MEMORANDUM NO:

36012/2/96-ESST (RES) DATED 2.07.1997 ISSUED W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

BY THE MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSIONS, (DEPARTMENT OF PERSONAL TRAINING ), GOVERNMENT OF INDIA

EXHIBIT P18 A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 10.04.2023 IN W.P (C) NO: 36659/2022

EXHIBIT P19 A TRUE COPY OF THE INTERIM ORDER PASSED BY THIS HON'BLE COURT DATED 25.04.2023 IN W.P (C) NO: 14593/2023

EXHIBIT P20 A TRUE COPY OF THE REPRESENTATION DATED NIL SUBMITTED BY ASSOCIATION OF AIDED INDIVIDUAL MANAGEMENT SCHOOLS- PRIMARY BEFORE THE PRINCIPAL SECRETARY TO GOVERNMENT

EXHIBIT P21 A TRUE COPY OF THE 3. ENTIRE REPORT OF THE COMMITTEE FOR FORMULATION OF MODALITIES FOR IMPLEMENTATION OF 4% RESERVATION FOR PERSONS WITH DISABILITIES IN APPOINTMENTS DATED DECEMBER 2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 31088/2023

PETITIONER EXHIBITS

EXHIBIT-P1 A TRUE COPY OF THE G.O(MS)NO.155/16/G.EDN DATED 09.09.2016 OF THE GOVERNMENT.

EXHIBIT-P2 A TRUE COPY OF THE G.O(P).NO.18/2018/SJD DATED 18.11.2018 OF THE GOVERNMENT.

EXHIBIT-P3 A TRUE COPY OF THE G.O(P)NO.5/2019/SJD DATED 07.05.2019 OF THE GOVERNMENT.

EXHIBIT-P4 A TRUE COPY OF THE G.O(P) NO.19/2020/SJD DATED 25.08.2020 OF THE GOVERNMENT.

EXHIBIT-P5 A TRUE COPY OF THE G.O(P)NO.19/2021/G.EDN DATED 08.11.2021 OF THE GOVERNMENT.

EXHIBIT-P6 A TRUE COPY OF THE G.O(MS) NO.111/2022/G.EDN DATED 25.06.2022 OF THE GOVERNMENT.

EXHIBIT-P7 A TRUE COPY OF THE G.O(MS)NO.162/2022/G.EDN DATED 19.09.2022 OF THE GOVERNMENT.

EXHIBIT-P8 A TRUE COPY OF THE LETTER NO.H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE.

EXHIBIT-P9 A TRUE COPY OF THE GO(P)NO.7/2022/SJD DATED 28.10.2022 OF THE GOVERNMENT.

EXHIBIT-P10 A TRUE COPY OF THE G.O(MS).NO.29/2023/G.EDN DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT-P11 A TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/DGE DATED 31.03.2023.

EXHIBIT-P12 A TRUE COPY OF THE INTERIM ORDER IN WP(C).NO.36659 OF 2022 DATED 10.04.2023 OF W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

THIS HON'BLE COURT.

EXHIBIT-P13 A TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO.4811/2022 DATED 01.08.2022.

EXHIBIT-P14 A TRUE COPY OF THE NOTICE NO.E/824/2023 DATED 12/09/2023 OF THE AEO TO THE PETITIONER. W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 31453/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF THE G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF THE G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF THE G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022 ALONG WITH THE ENCLOSURE

EXHIBIT P-9 TRUE COPY OF THE G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS)NO.29/2023/GEDN.

DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF THE INTERIM ORDER IN WP(C) NO.

14593 OF 2023 DATED 25.04.2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXTS.PRODUCED ALONG WITH ADOPTION MEMO ANNEXURE R1(A) TRUE COPY OF OFFICE MEMORANDUM DATED 29.12.2005 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(B) TRUE COPY OF THE OFFICE MEMORANDUM DATED 15.01.2018 ISSUED BY MINISTRY OF PERSONNEL, PUBLIC GRIEVANCES AND PENSION, DEPARTMENT OF PERSONNEL AND TRAINING, GOVERNMENT OF INDIA

ANNEXURE R1(C) TRUE COPY OF G.O. (P) NO.12/2019/SJD DATED 31.10.2019

ANNEXURE R1(D) TRUE COPY OF G.O. (P) NO.20/1998/P AND ARD DATED 14.07.1998

ANNEXURE R1(E) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.11/2009/SWD DATED 10.02.2009

ANNEXURE R1(F) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.1/2013/SJD DATED 03.01.2013

ANNEXURE R1(G) TRUE COPY OF THE RELEVANT PAGES OF G.O.(P) NO.19/2020/SJD DATED 25.08.2020

ANNEXURE R1(H) TRUE COPY OF THE RELEVANT PAGES OF G.O. (P) NO.5/2023/SJD DATED 01.10.2023

ANNEXURE R1(I) TRUE COPY OF G.O. (P) NO.8/2018/SJD DATED 19.06.2018 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 32062/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE CERTIFICATE DATED 04.03.2013 ISSUED BY THE NATIONAL COMMISSION FOR MINORITY EDUCATIONAL INSTITUTIONS.

EXHIBIT P2 TRUE COPY OF ORDER BEARING G.O. (P)NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P3 TRUE COPY OF G.O(MS)NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P4 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P5 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P6 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P7 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2021/DGE., DATED 17.06.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P8 TRUE COPY OF THE ROSTER SUBMITTED BY THE PETITIONER IN THE 'SAMANWAYA' PORTAL OF THE GOVERNMENT W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 32973/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF ORDER BEARING G.O.(P) NO.18/2018/SJD DATED 18.11.2018 ISSUED BY THE 1ST RESPONDENT

EXHIBIT P2 TRUE COPY OF G.O.(MS) NO.111/2022/GEDN., DATED 25.06.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P3 TRUE COPY OF GOVT. LETTER BEARING G.EDN.J3/49/2021 G.EDN. DATED 28.10.2022 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT P4 TRUE COPY OF G.O.(MS) NO.29/2023/GEDN., DATED 24.03.2023 ISSUED BY THE 1ST RESPONDENT.

EXHIBIT 5 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2022/D.G.E. DATED 31.03.2023 ISSUED BY THE 2ND RESPONDENT

EXHIBIT P6 TRUE COPY OF CIRCULAR BEARING NO.H2/295299/2021/DGE., DATED 17.06.2023 ISSUED BY THE 2ND RESPONDENT.

EXHIBIT P7 TRUE COPY OF THE ROSTER SUBMITTED BY THE PETITIONER IN THE 'SAMANWAYA' PORTAL OF THE GOVERNMENT.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 33955/2023 PETITIONER EXHIBITS EXHIBIT P-1 TRUE COPY OF THE G.O.(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO. H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF THE G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS) NO. 29/2023/GEDN.

DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 2993/2024

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O.(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF THE G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF THE G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF THE G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF THE G.O.(MS) NO. 29/2023/GEDN.

DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXHIBIT P-14 TRUE COPY OF GO(P) NO. 5/2023/SJD DATED 01.10.2023 ALONG WITH RELEVANT PAGES OF ANNEXURE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 34796/2023

PETITIONER EXHIBITS

EXHIBIT P1 A COPY OF THE GOVERNMENT ORDER, GO(RT) NO.155/2016/ G.EDN. DATED 9/9/2016

EXHIBIT P2 A COPY OF THE GOVERNMENT ORDER, GO(P) NO.8/2018/SJD DATED 19/6/2018

EXHIBIT P3 A COPY OF THE GOVERNMENT ORDER VIZ., GO(P) NO. 10/2018/SJD DATED 7/8/2018

EXHIBIT P4 A COPY OF THE GOVERNMENT ORDER, GO(P) NO.18/2018/SJD DATED 18/11/2018

EXHIBIT P5 A COPY OF THE GO(P) NO.5/2019/SJD DATED 7/5/2019

EXHIBIT P6 A COPY OF THE GOVERNMENT ORDER, GO(P) NO.12/2019/SJD DATED 31/10/2019

EXHIBIT P7 A COPY OF THE GOVERNMENT ORDER VIZ., GO(P) NO. 19/2020/SJD DATED 25/8/2020

EXHIBIT P8 A COPY OF THE GOVERNMENT ORDER VIZ., GO(RT.) NO. 3287/2021/G.EDN. DATED 6/7/2021

EXHIBIT P9 A COPY OF THE GOVERNMENT ORDER, GO(P) NO.19/2021/G.EDN. DATED 8/11/2021

EXHIBIT P10 A COPY OF THE GOVERNMENT ORDER VIZ., GO(MS) NO.111/2022/G.EDN. DATED 25/6/2022

EXHIBIT P11 TRUE COPY OF OF THE MEETING HELD BY THE EXPERT COMMITTEE DATED 10/8/2018 ALONG WITH THE PROCEEDINGS IN FILE NO. 237/D1/17/SJD DATED 15/9/2018

EXHIBIT P12 TRUE COPY OF THE MINUTES OF THE MEETING OBTAINED BY THE KERALA PUBLIC SERVICE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

COMMISSION DATED 14/1/2019

EXHIBIT P13 A COPY OF THE MINUTES OF THE MEETING ALONG WITH PROCEEDINGS IN FILE NO.237/D1/17/SJD DATED 10/2/2021

EXHIBIT P14 A COPY OF THE MINUTES OF MEETING HELD ON 2/8/2019 ALONG WITH COVERING LETTER DATED 18/9/2019

EXHIBIT P15 A COPY OF THE GO(P) NO. 7/2022/SJD DATED 28/10/2022 ALONG WITH THE RELEVANT PAGES VIZ., PAGE NUMBER 44, 45, 46, 47, 48, 49, 50, 51 AND 52

EXHIBIT P16 TRUE COPY OF THE GOVERNMENT ORDER, G.O(MS) NO. 162/22/G.EDN. DATED 19/9/2022

EXHIBIT P17 TRUE COPY OF THE GOVERNMENT ORDER, G.O.(MS) NO. 29/2023/G.EDN. DATED 24/3/2023

EXHIBIT P18 TRUE COPY OF THE G.O(P) NO. 5/2023/SJD DATED 1/10/2023

EXHIBIT P19 TRUE COPY OF THE CIRCULAR NO. H2/295299/ 2022/D.G.E. DATED 31/3/2023 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P20 COPY OF THE CIRCULAR ISSUED BY THE DIRECTOR OF GENERAL EDUCATION DATED 17/6/2023

EXHIBIT P21 TRUE COPY OF THE CIRCULAR NO. H5/15280/2023/ D.G.E. DATED 16/9/2023 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P22 TRUE COPY OF THE CIRCULAR NO.

D.G.E/15133/2023-H2 DATED 6/10/2023 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P23 TRUE COPY OF THE NOTIFICATION ISSUED BY THE SOCIAL WELFARE DEPARTMENT DATED 10/3/2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P24 TRUE COPY OF THE SUGGESTIONS MADE BY THE 70TH PETITIONER

EXHIBIT P25 TRUE COPY OF THE PETITION FILED BY THE 70TH PETITIONER DATED 29/3/2023

EXHIBIT P26 TRUE COPY OF THE G.O(MS) NO. 74/2023/G.EDN.

DATED 9/6/2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 34902/2023

PETITIONER EXHIBITS

EXHIBIT P1 A COPY OF THE GOVERNMENT ORDER, GO(RT) NO.155/2016/ G.EDN. DATED 9/9/2016

EXHIBIT P 2 A COPY OF THE GOVERNMENT ORDER, GO(P) NO.8/2018/SJD DATED 19/6/2018

EXHIBIT P3 A COPY OF THE GOVERNMENT ORDER VIZ., GO(P) NO. 10/2018/SJD DATED 7/8/2018

EXHIBIT P4 A COPY OF THE GOVERNMENT ORDER, GO(P) NO.18/2018/SJD DATED 18/11/2018

EXHIBIT P5 A COPY OF THE GO(P) NO.5/2019/SJD DATED 7/5/2019

EXHIBIT P6 A COPY OF THE GOVERNMENT ORDER, GO(P) NO.12/2019/SJD DATED 31/10/2019

EXHIBIT P7 A COPY OF THE GOVERNMENT ORDER VIZ., GO(P) NO. 19/2020/SJD DATED 25/8/2020

EXHIBIT P8 A COPY OF THE GOVERNMENT ORDER VIZ., GO(RT.) NO. 3287/2021/G.EDN. DATED 6/7/2021

EXHIBIT P9 A COPY OF THE GOVERNMENT ORDER, GO(P) NO.19/2021/G.EDN. DATED 8/11/2021

EXHIBIT P10 A COPY OF THE GOVERNMENT ORDER VIZ., GO(MS) NO.111/2022/G.EDN. DATED 25/6/2022

EXHIBIT P11 TRUE COPY OF THE MINUTES OF THE MEETING HELD BY THE EXPERT COMMITTEE DATED 10/8/2018 ALONG WITH THE PROCEEDINGS IN FILE NO.

237/D1/17/SJD DATED 15/9/2018

EXHIBIT P12 TRUE COPY OF THE MINUTES OF THE MEETING OBTAINED BY THE KERALA PUBLIC SERVICE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

COMMISSION DATED 14/1/2019

EXHIBIT P13 A COPY OF THE MINUTES OF THE MEETING ALONG WITH PROCEEDINGS IN FILE NO.237/D1/17/SJD DATED 10/2/2021

EXHIBIT P14 A COPY OF THE MINUTES OF MEETING HELD ON 2/8/2019 ALONG WITH COVERING LETTER DATED 18/9/2019

EXHIBIT P15 A COPY OF THE GO(P) NO. 7/2022/SJD DATED 28/10/2022 ALONG WITH THE RELEVANT PAGES VIZ., PAGE NUMBER 44, 45, 46, 47, 48, 49, 50, 51 AND 52

EXHIBIT P16 TRUE COPY OF THE GOVERNMENT ORDER, G.O(MS) NO. 162/22/G.EDN. DATED 19/9/2022

EXHIBIT P17 TRUE COPY OF THE GOVERNMENT ORDER, G.O.(MS) NO. 29/2023/G.EDN. DATED 24/3/2023

EXHIBIT P18 TRUE COPY OF THE G.O(P) NO. 5/2023/SJD DATED 1/10/2023

EXHIBIT P19 TRUE COPY OF THE CIRCULAR NO. H2/295299/ 2022/D.G.E. DATED 31/3/2023 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P20 A COPY OF THE CIRCULAR ISSUED BY THE DIRECTOR OF GENERAL EDUCATION DATED 17/6/2023

EXHIBIT P21 TRUE COPY OF THE CIRCULAR NO. H5/15280/2023/ D.G.E. DATED 16/9/2023 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P22 TRUE COPY OF THE CIRCULAR NO.

D.G.E/15133/2023-H2 DATED 6/10/2023 ISSUED BY THE DIRECTOR OF GENERAL EDUCATION

EXHIBIT P23 TRUE COPY OF THE NOTIFICATION ISSUED BY THE SOCIAL WELFARE DEPARTMENT DATED 10/3/2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P24 TRUE COPY OF THE SUGGESTIONS MADE BY THE SRI.

SASIKUMAR P.S DATED 16-3-2023

EXHIBIT P25 TRUE COPY OF THE PETITION FILED BY SRI.

SASIKUMAR P.S DATED 29/3/2023

EXHIBIT P26 TRUE COPY OF THE G.O(MS) NO. 74/2023/G.EDN.

DATED 9/6/2023 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 35281/2023 PETITIONER EXHIBITS EXHIBIT-P1 TRUE COPY OF THE RELEVANT PAGES OF THE JUDGMENT IN WA NO. 1445/2022 DATED 13.03.2022

EXHIBIT-P2 TRUE COPY OF THE GO(RT) NO. 111/2022/G.EDN ISSUED BY THE GOVERNMENT DATED 25.06.2022

EXHIBIT-P2(A) TRUE COPY OF THE CIRCULAR NO.

H2/295299/2022/DGE ISSUED BY THE 3RD RESPONDENT DATED 31.03.2023

EXHIBIT-P3 TRUE COPY OF THE RELEVANT PAGES OF THE GO(P) NO. 20/1998 / P&ARD ISSUED BY THE 2ND RESPONDENT DATED 14.07.1998

EXHIBIT-P4 TRUE COPY OF THE RELEVANT PAGES OF THE CIRCULAR NO. H2/295299/ 2021/DGE ISSUED BY THE 3RD RESPONDENT DATED 23.11.2022

EXHIBIT-P5 TRUE COPY OF THE RELEVANT PAGES OF OFFICE MEMORANDUM DATED 20.03.2014 ISSUED BY THE 1ST RESPONDENT

EXHIBIT-P6 TRUE COPY OF THE ORDER OF THE HON'BLE SUPREME COURT IN SLP(C) NO. 10541/2023 DATED 17.05.2023

EXHIBIT-P6(A) TRUE COPY OF THE ORDER ISSUED BY THE HON'BLE SUPREME COURT DATED 14.07.2023 IN SLP NO.

EXHIBIT-P7 TRUE COPY OF THE DATA PREPARED BY THE PETITIONER

EXHIBIT-P7(A) TRUE COPY OF THE DATA PREPARED BY THE PETITIONER

EXHIBIT-P8 TRUE COPY OF THE JUDGMENT OF THE HON'BLE SUPREME COURT IN CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022 W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 36006/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE APPOINTMENT ORDER DATED 15.07.2021 ISSUED BY THE 5TH RESPONDENT APPOINTING THE PETITIONER AS HST (ENGLISH) IN THE 5TH RESPONDENT SCHOOL.

EXHIBIT P2 TRUE COPY OF THE ORDER NO. B2/26132/2021 DATED 03.09.2021 OF THE 4TH RESPONDENT.

EXHIBIT P3 TRUE COPY OF THE RELINQUISHMENT DATED 15.07.2021 OF SR. SHEENA.P.J. RELINQUISHING HER CLAIM FOR PROMOTION AS HST (ENGLISH) APPROVED BY THE 4TH RESPONDENT.

EXHIBIT P4 TRUE COPY OF THE REVISION PETITION DATED 13.09.2021 FILED BY THE 5TH RESPONDENT BEFORE THE 2ND RESPONDENT.

EXHIBIT P5 TRUE COPY OF THE ORDER NO.

EC4/237779/2022/D.G.E. KDIS DATED 03.08.2022 ISSUED BY THE 2ND RESPONDENT ALLOWING EXT.P4 REVISION PETITION FILED BY THE MANAGER.

EXHIBIT P6 TRUE COPY OF THE APPLICATION UNLOADED IN THE SAMANWAYA WEBSITE BY THE 5TH RESPONDENT SEEKING APPROVAL OF APPOINTMENT OF THE PETITIONER AS HST (ENGLISH) WITH EFFECT FROM 15.07.2021.

EXHIBIT P7 TRUE COPY OF THE ORDER G.O.(MS.) NO.

111/2022/GEDN DATED 25.06.2022.

EXHIBIT P8 TRUE CIRCULAR NO. H2/295299/2021/D.G.E. DATED 23.11.2022.

EXHIBIT P9 TRUE COPY OF THE RELEVANT PAGES OF THE FORMAT FORWARDED BY THE 5TH RESPONDENT TO THE 4TH RESPONDENT GIVING THE DETAILS OF ALL THE VACANCIES THAT HAS ARISEN IN THE ST. JOSEPH'S W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

SCHOOL, POOVATHUSSERY IN L.P. SECTION, U.P. SECTION AND HIGH SCHOOL SECTION INCLUDING NON TEACHING STAFF.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 36287/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXHIBIT P-14 TRUE COPY OF GO(P) NO. 5/2023/SJD DATED 01.10.2023 ALONG WITH RELEVANT PAGES OF ANNEXURE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 36428/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXHIBIT P-14 TRUE COPY OF GO(P) NO. 5/2023/SJD DATED 01.10.2023 ALONG WITH RELEVANT PAGES OF ANNEXURE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 38522/2023

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE G.O(MS) NO.155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P2 . TRUE COPY OF G.O.(P) NO. 18/2018/SJD DATED 18.11.2018

EXHIBIT P3 TRUE COPY OF G.O.(P)NO.5/2019/SJD DATED 07.05.2019

EXHIBIT P4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P8 TRUE COPY OF THE SAID LETTER NO.

H2/295299/2022/DGE DATED NIL

EXHIBIT P9 TRUE COPY OF G.O(P)NO.7/2022/SJD DATED 28.10.2022

EXHIBIT P10 TRUE COPY OF G.O.(MS)NO.29/2023/GEDN. DATED 24.03.2023

EXHIBIT P11 TRUE COPY OF THE SAID CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXHIBIT P14 TRUE COPY OF GO(P) NO. 5/2023/SJD DATED 01.10.2023 ALONG WITH RELEVANT PAGES OF ANNEXURE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 38532/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.18/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXHIBIT P-14 TRUE COPY OF GO(P) NO. 5/2023/SJD DATED 01.10.2023 ALONG WITH RELEVANT PAGES OF ANNEXURE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 38987/2023

PETITIONER EXHIBITS

EXHIBIT P-1 TRUE COPY OF THE G.O(MS) NO. 155/16/G.EDN.

DATED 09.09.2016

EXHIBIT P-2 TRUE COPY OF G.O.(P) NO.L8/2018/SJD DATED 18.11.2018

EXHIBIT P-3 TRUE COPY OF G.O.(P) NO. 5/2019/SJD DATED 07.05.2019

EXHIBIT P-4 TRUE COPY OF G.O(P) NO. 19/2020/SJD DATED 25.08.2020

EXHIBIT P-5 TRUE COPY OF G.O.(P) NO.19/2021/GEDN DATED 08.11.2021

EXHIBIT P-6 TRUE COPY OF THE G.O.(MS) NO. 111/2022/GEDN.

DATED 25.06.2022

EXHIBIT P-7 TRUE COPY OF G.O(MS) NO. 162/2022/G.EDN DATED 19.09.2022

EXHIBIT P-8 TRUE COPY OF THE LETTER NO.

H2/295299/2022/DGE DATED NIL, DECEMBER 2022

EXHIBIT P-9 TRUE COPY OF G.O (P) NO. 7/2022/SJD DATED 28.10.2022

EXHIBIT P-10 TRUE COPY OF G.O.(MS) NO. 29/2023/GEDN. DATED 24.03.2023

EXHIBIT P-11 TRUE COPY OF THE CIRCULAR NO.H2/295299/2022/D.G.E DATED 31.03.2023

EXHIBIT P-12 TRUE COPY OF INTERIM ORDER IN WP(C) NO. 14593 OF 2023 DATED 25.04.2023

EXHIBIT P-13 TRUE COPY OF THE SUPREME COURT JUDGMENT IN W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

CIVIL APPEAL NO. 4811/2022 DATED 01.08.2022

EXHIBIT P-14 TRUE COPY OF GO(P) NO. 5/2023/SJD DATED 01.10.2023 ALONG WITH RELEVANT PAGES OF ANNEXURE W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

APPENDIX OF WP(C) 42960/2022 PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE GOVERNMENT ORDER, GO(RT) NO.155/2016/G.EDN. DATED 9/9/2016.

EXHIBIT P2 TRUE COPY OF THE GOVERNMENT ORDER, GO(P) NO.8/2018/SJD DATED 19/6/2018.

EXHIBIT P3 TRUE COPY OF THE GOVERNMENT ORDER VIZ., GO(P) NO.

10/2018/SJD DATED 7/8/2018.

EXHIBIT P4 TRUE COPY OF THE GOVERNMENT ORDER, GO(P) NO.18/2018/SJD DATED 18/11/2018.

EXHIBIT P5 TRUE COPY OF THE GO(P) NO.5/2019/SJD DATED 7/5/2019.

EXHIBIT P6 TRUE COPY OF THE GOVERNMENT ORDER, GO(P)NO.12/2019/SJD DATED 31/10/2019.

EXHIBIT P7 TRUE COPY OF THE GOVERNMENT ORDER VIZ., GO(P)NO.

19/2020/SJD DATED 25/8/2020.

EXHIBIT P8 TRUE COPY OF THE GOVERNMENT ORDER VIZ., GO(RT.) NO.

3287/2021/G.EDN. DATED 6/7/2021.

EXHIBIT P9 TRUE COPY OF THE GOVERNMENT ORDER, GO(P) NO.19/2021/G.EDN. DATED 8/11/2021.

EXHIBIT P10 TRUE COPY OF THE GOVERNMENT ORDER VIZ., GO(MS) NO.111/2022/G.EDN. DATED 25/6/2022.

EXHIBIT P11 TRUE COPY OF THE INTERIM ORDER IN WRIT APPEAL NO.1619/2022 DATED 13/12/2022.

EXHIBIT P12 TRUE COPY OF THE MINUTES OF THE MEETING HELD BY THE EXPERT COMMITTEE DATED 10/8/2018 ALONG WITH THE PROCEEDINGS IN FILE NO. 237/D1/17/SJD DATED 15/9/2018.

W.P.(C). No.36659 of 2022 & con. Cases

2025:KER:33395

EXHIBIT P13 TRUE COPY OF THE JOINT MEETING OF VARIOUS STAKE HOLDERS OF THE KERALA PUBLIC SERVICE COMMISSION HELD ON 3/1/2019 AND THE MINUTES OF THE MEETING OBTAINED BY THE KERALA PUBLIC SERVICE COMMISSION DATED 14/1/2019.

EXHIBIT P14 TRUE COPY OF THE MINUTES OF THE MEETING ALONG WITH PROCEEDINGS IN FILE NO.237/D1/17/SJD DATED 10/2/2021.

EXHIBIT P15 TRUE COPY OF THE MINUTES OF MEETING HELD ON 2/8/2019 ALONG WITH COVERING LETTER DATED 18/9/2019.

EXHIBIT P16 TRUE COPY OF THE GO(P) NO. 7/2022/SJD DATED 28/10/2022 ALONG WITH THE RELEVANT PAGES VIZ., PAGE NUMBER 44, 45, 46, 47, 48, 49, 50, 51 AND 52.

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter