Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

State Of Kerala vs Sundaran Kunnathully
2025 Latest Caselaw 6352 Ker

Citation : 2025 Latest Caselaw 6352 Ker
Judgement Date : 28 May, 2025

Kerala High Court

State Of Kerala vs Sundaran Kunnathully on 28 May, 2025

Author: Amit Rawal
Bench: Amit Rawal
                                                   2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            1


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 12 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.21531 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & RESPONDENTS 2 IN WP(C):

    1      JOE THOMAS
           AGED 51 YEARS
           S/O. THOMAS P.J., PRESIDENT, NEDUMKUNNAM SERVICE CO-
           OPERATIVE BANK LTD. NO. 1301, NEDUMKUNNAM P.O.,
           KOTTAYAM DISTRICT, RESIDING AT PAIKADU HOUSE,
           NEDUMKUNNAM P.O., KOTTAYAM DISTRICT, PIN - 686542


    2      JAMES JOSEPH
           AGED 60 YEARS
           S/O. JOSEPH, MEMBER NO. 6145, NEDUMKUNNAM SERVICE CO-
           OPERATIVE BANK LTD. NO. 1301, NEDUMKUNNAM P.O.,
           KOTTAYAM DISTRICT, RESIDING AT CHERUSSERIL HOUSE,
           MANTHURUTHY P.O., KOTTAYAM DISTRICT, PIN - 686542
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             2


    3       THE STATE CO-OPERATIVE ELECTION COMMISSION
            3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
            THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY, PIN -
            695033




            SRI. C.M NAZAR FOR R3


        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.16/2025, 20/2025 AND CONNECTED CASES, THE COURT ON THE SAME DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             3



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                    &

              THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                          WA NO. 16 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.25896 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):
           STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, GOVERNMENT OF
           KERALA, SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001


            BY SRI. K.GOPALAKRISHNA KURUP (AG)
            SRI. T.K VIPINDAS (SR.GP)
            SRI. P.P THAJUDEEN (SPL.GP)
            SRI. N.MANOJ KUMAR (STATE ATTORNEY)
            SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONER & 2ND RESPONDENT IN WP(C):
     1     JAYARAJ S B
           AGED 55 YEARS
           S/O. BHASKARAN NAIR, SREENILAYAM, WEST VELIYATH NADU
           P.O, ALUVA, ERNAKULAM, PIN - 683511

    2       THE STATE CO- OPERATIVE ELECTION COMMISSION
            THIRD FLOOR, CO-OPERATIVE BANK TOWERS, VIKAS BHAVAN
            P.O, THIRUVANANTHAPURAM REPRESENTED BY ITS SECRETARY,,
            PIN - 695033

            SRI. C.M NAZAR FOR R2


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                    2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            4



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 20 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.26270 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS IN WP(C):
     1     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY TO GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

    2      REGISTRAR OF CO-OPERATIVE SOCIETIES,
           OFFICE OF THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
           JAWAHAR SAHAKARANA BHAVAN, DPI JUNCTION, THYCAUD P.O.,
           THIRUVANANTHAPURAM, PIN - 695014


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & RESPONDENTS 2-4 IN WP(C):
     1     A.SASISEKHARAN NAIR
           AGED 67 YEARS
           (MEMBER NO.3164), CHARUVILA PUTHEN VEEDU, PRASANTH
           BHAVAN, CHOWARA, CHOWARA P.O., THIRUVANANTHAPURAM,
           PRESIDENT, KOTTUKAL SERVICE CO-OPERATIVE BANK LTD. NO.T
           196, HEAD OFFICE, PUNNAKULAM, KOTTUKAL P.O.,
           THIRUVANANTHAPURAM,, PIN - 695501

    2      R.MANIKANTAN NAIR
           AGED 68 YEARS
           (MEMBER NO.4327), VAISAKHAM, CHAPPATH, KOTTUKAL P.O.,
           THIRUVANANTHAPURAM, MEMBER, BOARD OF DIRECTORS,
           KOTTUKAL SERVICE CO-OPERATIVE BANK LTD. NO.T 196, HEAD
           OFFICE, PUNNAKULAM, KOTTUKAL P.O., THIRUVANANTHAPURAM,
           PIN - 695501
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             5




    3       SARALA KUMARI D
            AGED 68 YEARS
            (MEMBER NO.5158), KUMARI SADANAM, PAYATTUVILA,
            PAYATTUVILA P.O., THIRUVANANTHAPURAM, MEMBER, BOARD OF
            DIRECTORS, KOTTUKAL SERVICE CO-OPERATIVE BANK LTD. NO.T
            196, HEAD OFFICE, PUNNAKULAM, KOTTUKAL P.O.,
            THIRUVANANTHAPURAM, PIN - 695501

    4       SREEKUMAR K.,
            AGED 61 YEARS
            (MEMBER NO.5077), VIJAYALEKSHMI VILASOM, VELENTEVILA,
            KOTTUKAL, KOTTUKAL P.O., THIRUVANANTHAPURAM, MEMBER,
            BOARD OF DIRECTORS, KOTTUKAL SERVICE CO-OPERATIVE BANK
            LTD. NO.T 196, HEAD OFFICE, PUNNAKULAM, KOTTUKAL P.O.,
            THIRUVANANTHAPURAM, PIN - 695501

    5       SURESH KUMAR M.R.
            AGED 59 YEARS
            (MEMBER NO.5685), ROHINI NIVAS, VENGAMPOTTA, KAZHIVOOR
            P.O.,THIRUVANANTHAPURAM, MEMBER, BOARD OF DIRECTORS,
            KOTTUKAL SERVICE CO-OPERATIVE BANK LTD. NO.T 196, HEAD
            OFFICE, PUNNAKULAM, KOTTUKAL P.O., THIRUVANANTHAPURAM,
            PIN - 695526

    6       AMBIKA V.
            AGED 62 YEARS
            (MEMBER NO.2754), VAZHAVILA VEEDU, CHAPPATH, KOTTUKAL
            P.O., THIRUVANANTHAPURAM, MEMBER, BOARD OF DIRECTORS,
            KOTTUKAL SERVICE CO-OPERATIVE BANK LTD. NO.T 196, HEAD
            OFFICE, PUNNAKULAM, KOTTUKAL P.O., THIRUVANANTHAPURAM,
            PIN - 695501


            BY ADVS.
            SRI.S.P.ARAVINDAKSHAN PILLAY
            SMT.N.SANTHA
            SRI.V.VARGHESE
            SHRI.PETER JOSE CHRISTO
            SRI.S.A.ANAND



        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                    2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            6



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 21 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.22638 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1 TO 3 IN WP(C):

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

    2      THE STATE OF KERALA
           REPRESENTED BY SECRETARY TO GOVERNMENT, CO-OPERATIVE
           DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
           695001


    3      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           DEPARTMENT OF CO-OPERATION, OFFICE OF THE REGISTRAR OF
           CO-OPERATIVE SOCIETIES, JAWAHAR SAHAKARANA BHAVAN, DPI
           JUNCTION, THYCAUD P.O.,THIRUVANANTHAPURAM, PIN - 695014


           BBY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & RESPONDENTS 2-4 IN WP(C):

    1      JOHNSON.K
           AGED 83 YEARS
           PRESIDENT, NARUVAMOODU SERVICE CO-OPERATIVE BANK LTD,
           RESIDING AT NELLIVILAYIL, VELLAPPALLY, NARUVAMOOD P.O,
           THIRUVANANTHAPURAM, PIN - 695528
                                                  2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases          7


    2    K.R.CHANDRAN
         AGED 78 YEARS
         PRESIDENT, VIYYUR SERVICE CO-OPERATIVE BANK LTD NO.177,
         VIYYUR, P.O., THRISSUR RESIDING AT KARANATH HOUSE,
         VIYYUR, THRISSUR., PIN - 680010

    3    A.K.RADHAKRISHNAN
         AGED 63 YEARS
         MANAGING COMMITTEE MEMBER, VIYYUR SERVICE CO-OPERATIVE
         BANK LTD NO.177, RESIDING AT ALOOPARAMBIL HOUSE,
         VIYYUR, P.O., THRISSUR, PIN - 680010

    4    SHANAVAS.V.K
         AGED 59 YEARS
         KADUNGALLUR SCB LTD.NO.863, WEST KADUNGALLUR, RESIDING
         AT VELLUKUZHI HOUSE, WEST KADUNGALLUR, PIN - 683110

    5    JOHN BRITTO.P.G
         AGED 49 YEARS
         PRESIDENT, AMBALAPPUZHA THALUK AIDED SECONDARY SCHOOL
         EMPLOYEES' CO-OPERATIVE BANK LTD.NO.A-338, ALAPPUZHA,
         RESIDING AT VADAKKAL, ALAPPUZHA, PIN - 688011

    6    I.K.GOVINDAN
         AGED 79 YEARS
         PRESIDENT, LOKAMALESWARAM SERVICE CO-OPERATIVE BANK
         LTD.249, RESIDING AT ITTITHARA HOUSE, LOKAMALESWARAM,
         KODUNGALLUR, THRISSUR, PIN - 683110

    7    MURALEEDHARAN.K.G
         AGED 73 YEARS
         PRESIDENT, PULLOOT SERVIICE CO-OPERATIVE BANK 611,
         PULLUT P.O, KODUNGALLUR, THRISSUR, RESIDING AT KUNNATHU
         SANKARANARAYANEEYAM, KODUNGALLUR, THRISSUR, PIN -
         680663

    8    ITTOOP IYNIKKADAN
         AGED 69 YEARS
         PRESIDENT, WEST CHALAKUDY SERVICE CO-OPERATIVE BANK
         LTD.NO.R.262, P.O.CHALAKUDY, THRISSUR ,RESIDING AT
         IYINIKKADAN HOUSE, WEST CHALAKKUDY P.O, THRISSUR., PIN
         - 680307

    9    RETURNING OFFICER / UNIT INSPECTOR TO VIYYUR SERVICE
         CO-OPERATIVE BANK
         KOLAZHI, OFFICE OF THE ASSISTANT REGISTRAR OF CO-
         OPERATIVE SOCIETIES (GENERAL), THRISSUR, PIN - 680003

    0    RETURNING OFFICER / (ALANGAD UNIT INSPECTOR) TO
         KADUNGALLUR SERVICE CO-OPERATIVE BANK
         OFFICE OF THE ASSISTANT REGISTRAR OF CO-OPERATIVE
         SOCIETIES (GENERAL), N.PARAVUR, PIN - 683513
                                                   2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases           8


    11    THE STATE CO-OPERATIVE ELECTION COMMISSION, REPRESENTED
          BY ELECTION COMMISSIONER
          3RD FLOOR, CO-BANK TOWERS, PALAYAM, VIKAS BHAVAN P.O.,
          THIRUVANANTHAPURAM, PIN - 695033


          SRI. C.M NAZAR FOR R11


      THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                    2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            9



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 23 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.22656 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1 TO 3 IN WP(C):

    1      STATE OF KERALA
           REPRESENTED BY THE SECRETARY TO GOVERNMENT, CO-
           OPERATION (C) DEPARTMENT, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001

    2      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           JAWAHAR SAHAKARANA BHAVAN, DPI JUNCTION, THYCAUD P.O,
           THIRUVANANTHAPURAM, PIN - 695014

    3      THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES (GENERAL)
           ALAPPUZHA, MULLAKKAL, ALAPPUZHA DISTRICT, PIN - 688011


           BBY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)



RESPONDENT(S)/PETITIONERS & RESPONDENTS 4 TO 7 IN WP(C):
     1     VENUGOPAL T.M
           AGED 69 YEARS
           S/O.K.K.MADHAVAN PILLAI, THEKKEMAYALIL, MULAKUZHA P.O,
           CHENGANNUR, ALAPPUZHA DISTRICT, PIN - 689505

    2      SANTHOSH S.
           AGED 62 YEARS
           S/O.T.K.SREEDHARAN, SANTHOSH BHAVAN, KARAKKAD P.O,
           MULAKUZHA, KARAKKAD, ALAPPUZHA DISTRICT, PIN - 689504
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             10


    3       THE STATE CO-OPERATIVE ELECTION COMMISSION
            REPRESENTED BY ITS SECRETARY, 3RD FLOOR, CO-BANK
            TOWERS, VIKAS BHAVAN P.O, THIRUVANANTHAPURAM, PIN -
            695033

    4       THE ELECTORAL OFFICER
            MULAKUZHA SERVICE CO-OPERATIVE BANK LTD. NO.1224,
            (ASSISTANT REGISTRAR OF CO-OPERATIVE SOCIETIES
            (GENERAL), CHENGANNUR, ALAPPUZHA DISTRICT, PIN - 689121

    5       RETURNING OFFICER
            MULAKUZHA SERVICE CO-OPERATIVE BANK LTD. NO.1224, (UNIT
            INSPECTOR, CHENGANNUR, OFFICE OF THE ASSISTANT
            REGISTRAR OF CO-OPERATIVE SOCIETIES (GENERAL),
            CHENGANNUR, ALAPPUZHA DISTRICT), PIN - 689121

    6       THE MULAKUZHA SERVICE CO-OPERATIVE BANK LTD. NO.1224
            REPRESENTED BY ITS SECRETARY, MULAKUZHA P.O,
            CHENGANNUR, ALAPPUZHA DISTRICT, PIN - 689505

            SRI. C.M NAZAR FOR R3


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            11



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 24 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.21368 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & RESPONDENTS 2 AND 3 IN WP(C)

    1      BABU K. KORAH
           AGED 64 YEARS
           S/O. KORAH CHACKO, PRESIDENT, VIJAYAPURAM SERVICE CO-
           OPERATIVE BANK LTD. NO. 4066, MANARCAD, KOTTAYAM
           DISTRICT-686019, RESIDING AT KUTTIPPARAMBU, MANARCAD,
           KOTTAYAM, PIN - 685019


    2      SURESH KUMAR T.S
           AGED 57 YEARS
           S/O. SHARNGADHARAN, MEMBER, VIJAYAPURAM SERVICE CO-
           OPERATIVE BANK LTD. NO. 4066, MANARCAD, KOTTAYAM
           DISTRICT-686019, RESIDING AT THANNICKAL HOUSE, MANARCAD
           P.O., KOTTAYAM DISTRICT
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    12


    3        THE RETURNING OFFICER/
             UNIT INSPECTOR ETTUMANOOR, THE VIJAYAPURAM SERVICE CO-
             OPERATIVE BANK LTD. NO. 4066, MANARCAD, KOTTAYAM
             DISTRICT, PIN - 686019

    4        THE STATE CO-OPERATIVE ELECTION COMMISSION
             3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
             THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY, PIN -
             695033

             SRI. C.M NAZAR FOR R4


        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            13



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 25 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.22428 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1-3 IN WP(C):

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

    2      THE SECRETARY TO GOVERNMENT
           CO-OPERATIVE DEPARTMENT, T/C 25/357(4) GANDHARI AMMAN
           KOVIL ROAD,STATU, 7TH FLOOR, AKSHARAMANDHIRAM, HEAD
           POST OFFICE P.O THIRUVANANTHAPURAM, PIN - 695001

    3      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           DEPARTMENT OF CO-OPERATION, OFFICE OF THE REGISTRAR OF
           CO-OPERATIVE SOCIETIES, JAWAHAR SAHAKARANA BHAVAN, DPI
           JUNCTION, THYCAUD P.O., THIRUVANANTHAPURAM -, PIN -
           695014


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)




RESPONDENT(S)/PETITIONERS AND 4TH RESPONDENT IN WP(C):

    1      SHAJU K FRANCIS
           AGED 48 YEARS, S/O P.D FRANCIS PRESIDENT, KURIACHIRA
           SERVICE CO-OPERATIVE BANK LTD NO.637 KURIACHIRA
           P.O,THRISSUR,, PIN - 680006
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    14


    2        BABU G KARIYATTI,
             AGED 64 YEARS, S/O K.K. GEORGE KARIYATTI HOUSE,
             CHIYARAM P.O, PIN-680026 MEMBER, KURIACHIRA SERVICE CO-
             OPERATIVE BANK LTD NO.637 KURIACHIRA P.O, THRISSUR, PIN
             - 680006

    3        THE STATE CO-OPERATIVE ELECTION COMMISSION KERALA
             REPRESENTED BY ITS SECRETARY, CO-BANK TOWERS, PALAYAM,
             VIKAS BHAVAN P.O., THIRUVANANTHAPURAM, PIN - 695033

             SRI. C.M NAZAR FOR R3



        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            15



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 26 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.22645 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1 TO 3 IN WP(C):

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

    2      THE STATE OF KERALA
           REPRESENTED BY SECRETARY TO GOVERNMENT , CO-OPERATIVE
           DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
           695001

    3      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           DEPARTMENT OF CO-OPERATION, OFFICE OF THE REGISTRAR OF
           CO-OPERATIVE SOCIETIES, JAWAHAR SAHAKARANA BHAVAN, DPI
           JUNCTION, THYCAUD P.O, THIRUVANANTHAPURAM, PIN - 695014


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)



RESPONDENT(S)/PETITIONERS AND RESPONDENT 4 AND 5 IN WP(C):

    1      K.P. JOBICHAN
           AGED 59 YEARS
           PRESIDENT, THYCATTUSSERY SERVICE CO-OPERATIVE BANK LTD
           NO. 275, THYCATTUSSERY P.O, ALAPPUZHA, RESIDING AT
           KOLUTHARA HOUSE, POOCHAKKAL P.O, ALAPPUZHA, PIN -
           688528
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    16


    2        C.K.SHAJI MOHAN
             AGED 68 YEARS
             PRESIDENT, CHERTHALA CO-OPERATIVE AGRICULTURAL & RURAL
             DEVELOPMENT BANK, CHERTHALA P.O, ALAPPUZHA, RESIDING AT
             SIVAKRIPA, VELLARVATTOM, CHERTHALA P.O, ALAPPUZHA, PIN
             - 688524

    3        HYDROS KOYA THANGAL
             AGED 72 YEARS
             PRESIDENT, NANNAMBRA SERVICE CO-OPERATIVE BANK LTD.NO.
             393, KODINJI P.O, MALAPPURAM, RESIDING AT SALIM MANZIL,
             KODINJIPALLIKKAL HOUSE, KOZHINJI P.O, MALAPPURAM, PIN -
             676309

    4        RETURNING OFFICER/UNIT INSPECTOR
             THYCATTUSSERY SERVICE CO-OPERATIVE BANK, OFFICE OF THE
             ASSISTANT REGISTRAR OF CO-OPERATIVE SOCITIES (GENERAL),
             THYCATTUSSERY P.O, ALAPPUZHA, PIN - 688528

    5        THE STATE CO-OPERATIVE ELECTION COMMISSION
             REPRESENTED BY ELECTION COMMISSIONER, 3 RD FLOOR, CO-
             BANK TOWERS, PALAYAM, VIKAS BHAVAN P.O,
             THIRUVANANTHAPURAM, PIN - 695033

             SRI. C.M NAZAR FOR R5


        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            17



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 29 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.23565 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & RESPONDENTS 2 TO 4 IN WP(C):
     1     ALEX P. GEORGE
           AGED 58 YEARS
           S/O. P.C. GEORGE, MEMBER, PUTHUPPALLY SERVICE CO-
           OPERATIVE BANK LTD. NO. 1504, PUTHUPPALLY P.O.,
           KOTTAYAM DISTRICT, RESIDING AT PULINTHARAKKUNNEL,
           PUTHUPPALLY, KOTTAYAM DISTRICT, PIN - 686011


    2      VINOD EASSO
           AGED 57 YEARS
           S/O. C.K. EASSO, MEMBER, PUTHUPPALLY SERVICE CO-
           OPERATIVE BANK LTD. NO. 1504, PUTHUPPALLY P.O.,
           KOTTAYAM DISTRICT, RESIDING AT CHOORAMPALLIL,
           PUTHUPPALLY, KOTTAYAM DISTRICT, PIN - 686011
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    18


             MOHANDAS V.A
             AGED 66 YEARS
    3        S/O. AYYAPPAN NAIR, MEMBER, PUTHUPPALLY SERVICE CO-
             OPERATIVE BANK LTD. NO. 1504, PUTHUPPALLY P.O.,
             KOTTAYAM DISTRICT, RESIDING AT
             VADAKKETHUPUTHANPURAKKAL, PUTHUPPALLY, KOTTAYAM
             DISTRICT, PIN - 686011

    4        THE RETURNING OFFICER
             OFFICE INSPECTOR, PUTHUPPALLY SERVICE CO-OPERATIVE BANK
             LTD. NO. 1504, PUTHUPPALLY P.O., KOTTAYAM DISTRICT, PIN
             - 686011

    5        THE STATE CO-OPERATIVE ELECTION COMMISSION
             3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
             THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY, PIN -
             695033

    6        THE PUTHUPPALLY SERVICE CO-OPERATIVE BANK LTD. NO. 1504
             PUTHUPPALLY P.O., KOTTAYAM DISTRICT, REPRESENTED BY ITS
             SECRETARY, PIN - 686011

             SRI. C.M. NAZAR FOR R5



        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            19



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 31 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.21697 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1 TO 3 IN WP(C):

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

    2      THE STATE OF KERALA
           REPRESENTED BY SECRETARY TO GOVERNMENT, CO-OPERATIVE
           DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM, PIN -
           695001

    3      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           DEPARTMENT OF CO-OPERATION, OFFICE OF THE REGISTRAR OF
           CO-OPERATIVE SOCIETIES, JAWAHAR SAHAKARANA BHAVAN, DPI
           JUNCTION, THYCAUD P.O., THIRUVANANTHAPURAM, PIN -
           695014


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)



RESPONDENT(S)/PETITIONERS & RESPONDENTS 4 TO 7 IN WP(C):

    1      PRATHULACHANDRAN T.K
           AGED 66 YEARS
           S/O. KARUNAKARAN VAIDYAR, THAZHATHUMURIYIL HOUSE, K.R.
           PURAM P.O., PALLIPURAM, ALAPUZHA, PIN - 688541
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             20


    2       BIJU P.N
            AGED 54 YEARS
            S/O. PADMANABHAN, RESIDING AT NANADITHARA, PALLIPURAM
            P.O., ALAPUZHA, PIN - 688541

    3       THE CO-OPERATIVE ELECTION COMMISSION
            REPRESENTED BY ITS SECRETARY, CO-BANK TOWERS, PALAYAM,
            VIKAS BHAVAN P.O., THIRUVANANTHAPURAM, PIN - 695033

    4       THE PALLIPURAM VILLAGE CO-OPERATIVE BANK
            PALLIPURAM P.O, CHERTHALA ALAPUZHA REPRESENTED BY ITS
            SECRETARY, PIN - 688541

    5       THE RETURNING OFFICER
            THE PALLIPURAM VILLAGE CO-OPERATIVE BANK, PALLIPURAM
            P.O, CHERTHALA ALAPUZHA, PIN - 688541

    6       THE ELECTORAL OFFICER
            THE PALLIPURAM VILLAGE CO-OPERATIVE BANK, PALLIPURAM
            P.O, CHERTHALA ALAPUZHA, PIN - 688541


            SRI. C.M NAZAR FOR R3


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             21



               IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

              THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                          WA NO. 33 OF 2025

         AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.25011 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1-3 IN WP(C):

    1       THE STATE OF KERALA,
            REPRESENTED BY LAW SECRETARY LAW (LEGISLATION-H)
            DEPARTMENT, GOVERNMENT SECRETARIAT, TRIVANDRUM -, PIN -
            695001

    2       THE PRINCIPAL SECRETARY,
            CO-OPERATIVE DEPARTMENT, GOVERNMENT SECRETARIAT,
            TRIVANDRUM -, PIN - 695001


    3       THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
            JAWAHAR SAHAKARANA BHAVAN DPI JUNCTION, THYCAUD P.O.,
            THIRUVANANTHAPURAM -, PIN - 695014


            BY SRI. K.GOPALAKRISHNA KURUP (AG)
            SRI. T.K VIPINDAS (SR.GP)
            SRI. P.P THAJUDEEN (SPL.GP)
            SRI. N.MANOJ KUMAR (STATE ATTORNEY)
            SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)



RESPONDENT(S)/RESPONDENTS /PETITIONERS AND 4TH RESPONDENT IN

WP(C):
     1      MR.P.RAGHU @ NEDUNGOLAM RAGHU,
            AGED 64 YEARS
            S/O.P.PRABHAKARAN, PRESIDENT, PARAVUR S.N.V. REGIONAL
            COOPERATIVE BANK LTD. NO.1685,PARAVUR , KOLLAM
            DISTRICT, PIN - 691 301, RESIDING AT ‘SREEKRISHNA
            JYOTHI, KOONAYIL, PARAVUR, KOLLAM -
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             22




    2       MR.S.MADHUSUDANAN NAIR,
            AGED 74 YEARS
            S/O.N.SANKARA PILLAI, PRESIDENT, THE KOLLAM CO-
            OPERATIVE AGRICULTURAL & RURAL DEVELOPMENT BANK
            LTD.NO.Q167, KOLLAM - 691 001, RESIDING AT LAKSHMI
            NIVAS, ARA-14C; MUNDAKKAL, KOLLAM -

    3       MR.KALLADA VIJAYAN,
            AGED 69 YEARS
            S/O.RAMAN PILLAI, AGED 69 YEARS,PRESIDENT, THE KALLADA
            RURAL CO-OPERATIVE SOCIETY LTD. NO.Q1427, KIZHAKKE
            KALLADA P.O., KOLLAM, RESIDING AT KOIKKALAZHIKATH,
            KOYIKKAL MURI, EAST KALLADA, KOLLAM -, PIN - 691502

    4       MR.V. OMANAKUTTAN PILLAI,
            AGED 72 YEARS
            S/O.K.VASUPILLAI, PRESIDENT, PERINAD LAKSHMI VILASM
            VILLAGE SERVICE CO-OPERATIVE BANK LTD. NO.1841,
            KANJAVELY P.O., KOLLAM DISTRICT, RESIDING AT THEKKEDATH
            KIZHAKKATHIL, NJARACKAL, PERINAD, KOLLAM -, PIN -
            691601

    5       THE STATE CO-OPERATIVE ELECTION COMMISSION,
            3RD FLOOR, CO-OPERATIVE BANK TOWERS, VIKAS BHAVAN P.O.,
            THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY., PIN
            - 695033


            BY ADVS.
            SMT.NISHA GEORGE
            SRI.GEORGE POONTHOTTAM (SR.)
            SHRI.ANSHIN K.K

            SRI. C.M NAZAR FOR R5



        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            23



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 35 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.23598 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/ RESPONDENTS 1-3 IN WP(C):

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

    2      THE SECRETARY TO GOVERNMENT
           CO-OPERATIVE DEPARTMENT, T/C 25/357(4) GANDHARI AMMAN
           KOVIL ROAD,STATU, 7TH FLOOR, AKSHARAMANDHIRAM, HEAD
           POST OFFICE P.O THIRUVANANTHAPURAM, PIN - 695001

    3      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           DEPARTMENT OF CO-OPERATION, OFFICE OF THE REGISTRAR OF
           CO-OPERATIVE SOCIETIES, JAWAHAR SAHAKARANA BHAVAN, DPI
           JUNCTION, THYCAUD P.O., THIRUVANANTHAPURAM, PIN -
           695014


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)




RESPONDENT(S)/PETITIONERS AND 4TH RESPONDENT IN WP(C):

    1      P. GOPALAN
           AGED 79 YEARS
           S/O APPUKUTTAN, THE PRESIDENT OF THE PUNNAYURKULAM
           SERVICE CO-OPERATIVE BANK LTD NO. P 417, PUNNAYURKULAM
           P.O,THRISSUR, PIN - 679561
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             24



    2       THE STATE CO-OPERATIVE ELECTION COMMISSION KERALA
            REPRESENTED BY ITS SECRETARY, CO-BANK TOWERS, PALAYAM,
            VIKAS BHAVAN P.O., THIRUVANANTHAPURAM, PIN - 695033

            SRI. C.M NAZAR FOR R3


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            25



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 40 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.21582 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & 2ND RESPONDENT IN WP(C):
     1     T.M. THOMAS
           AGED 81 YEARS
           S/O. LATE MATHAI, PRESIDENT, PUTHUPPALLY SERVICE CO-
           OPERATIVE BANK LTD. NO. 1504, PUTHUPPALLY P.O.,
           KOTTAYAM DISTRICT, RESIDING AT THONDUKANDATHIL,
           PUTHUPPALLY P.O., KOTTAYAM DISTRICT, PIN - 686011


    2      THOMAS STEPHEN
           AGED 62 YEARS
           S/O. STEPHEN, MEMBER, PUTHUPPALLY SERVICE CO-OPERATIVE
           BANK LTD. NO. 1504, PUTHUPPALLY P.O., KOTTAYAM
           DISTRICT, RESIDING AT MAVELIL, THARUN NIVAS,
           PUTHUPPALLY P.O., KOTTAYAM DISTRICT, PIN - 686011
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             26


    3       THE STATE CO-OPERATIVE ELECTION COMMISSION
            3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
            THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY, PIN -
            695033

            SRI. C.M NAZAR FOR R3


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            27



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 42 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.21629 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1 TO 3 IN WP(C):

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

    2      THE STATE OF KERALA,
           REPRESENTED BY SECRETARY TO GOVERNMENT, CO-OPERATIVE
           DEPARTMENT, SECRETARIAT, THIRUVANANTHAPURAM., PIN -
           695001

    3      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           DEPARTMENT OF CO-OPERATION, OFFICE OF THE REGISTRAR OF
           CO-OPERATIVE SOCIETIES, JAWAHAR SAHAKARANA BHAVAN, DPI
           JUNCTION, THYCAUD P.O., THIRUVANANTHAPURAM ., PIN -
           695014


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)



RESPONDENT(S)/PETITIONERS & RESPONDENTS 4&5 IN WP(C):

    1      E.K.SETHU
           AGED 74 YEARS
           S/O VELAYUDHAN PILLAI, PRESIDENT, ELOOR SERVICE CO-
           OPERATIVE BANK LTD.E 103, RESIDING AT EDAKKATHALATHU
           HOUSE, ELOOR EAST, UDYOGAMANDAN P.O, ERNAKULAM., PIN -
           683501
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             28



    2       PAUL P.JOSEPH
            AGED 75 YEARS
            S/O JOSEPH, PRESIDENT, AYROOR SERVICE CO-OPERATIVE BANK
            LTD.NO.2237, RESIDING AT PANIKULANGARA HOUSE, NORTH
            ADUVASSERY, PARAVUR, ERNAKULAM., PIN - 683513

    3       MATHEW THOMAS
            AGED 65 YEARS
            S/O V.M.THOMAS, PRESIDENT, ANGAMALY CO-OPERATIVE
            AGRICULTURIST SOCIETY LTD.E 240, RESIDING AT
            VITHAYATHIL HOUSE, NAYATHODU P.O, ANGAMALI., PIN -
            683572

    4       RETURNING OFFICER
            (SPECIAL SALE OFFICER)TO ELOOR SCB GROUP) TO AYROOR
            SERVICE CO-OPERATIVE BANK. ASSISTANT REGISTRAR OF CO-
            OPERATIVE SOCIETIES (G), OFFICE OF THE ASSISTANT
            REGISTRAR OF CO-OPERATIVE SOCIETIES, N.PARAVUR,
            ERNAKULAM., PIN - 683513

    5       THE STATE CO-OPERATIVE ELECTION COMMISSION,
            REPRESENTED BY ELECTION COMMISSIONER, 3RD FLOOR, CO-
            BANK TOWERS, PALAYAM, VIKAS BHAVAN P.O.,
            THIRUVANANTHAPURAM., PIN - 695033

            SRI. C.M NAZAR FOR R5


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            29



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 45 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.23575 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & RESPONDENTS 2&3 IN WP(C):

    1      T.K.MOHANADASA KURUP
           AGED 65 YEARS
           S/O. KARUNAKARAN NAIR, PRESIDENT, CHAMPAKKARA SERVICE
           CO-OPERATIVE BANK LTD. NO. 3511, CHAMPAKKARA P.O.,
           KARUKACHAL, KOTTAYAM DISTRICT - 686540, RESIDING AT
           SREESAILAM, CHAMPAKKARA P.O., KARUKACHAL, KOTTAYAM
           DISTRICT


    2      JOHN P.V
           AGED 72 YEARS
           MEMBER, BOARD OF DIRECTORS, CHAMPAKKARA SERVICE CO-
           OPERATIVE BANK LTD. NO. 3511, CHAMPAKKARA P.O.,
           KARUKACHAL, KOTTAYAM DISTRICT - 686540, RESIDING AT
           POOVATHUMMOOTTIL, KOOTHRAPPALLY P.O., KARUKACHAL,
           KOTTAYAM DISTRICT
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    30



    3        THE RETURNING OFFICER
             SPECIAL SALE OFFICER, PCARDB, CHANGANASSERY, ELECTION
             TO THE CHAMPAKKARA SERVICE CO-OPERATIVE BANK LTD. NO.
             3511, CHAMPAKKARA P.O., KARUKACHAL, KOTTAYAM DISTRICT,
             PIN - 686540

    4        THE STATE CO-OPERATIVE ELECTION COMMISSION
             3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
             THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY, PIN -
             695033

             SRI. C.M NAZAR FOR R4


        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    31



             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT
               THE HONOURABLE MR. JUSTICE AMIT RAWAL
                                 &
            THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR
     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947
                         WA NO. 47 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.23479 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENT 1 IN WP(C):
           STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001


             BY SRI. K.GOPALAKRISHNA KURUP (AG)
             SRI. T.K VIPINDAS (SR.GP)
             SRI. P.P THAJUDEEN (SPL.GP)
             SRI. N.MANOJ KUMAR (STATE ATTORNEY)
             SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONER AND R2 AND R3 IN       WP(C):

    1        RADHAKRISHNAN K. @ AVOLAM RADHAKRISHNAN
             AGED 72 YEARS
             S/O T.N. NARAYANAN, SREEVALSAM, CHALAPPURAM, PERODE
             P.O, THUNERI, KOZHIKODE, PIN - 673504

    2        RETURNING OFFICER /UNIT INSPECTOR
             AZHIYUR, THE CO-OPERATIVE AGRICULTURAL & RURAL
             DEVELOPMENT BANK LTD.NO.F 1857, KAKKATTIL, VADAKARA
             TALUK, KOZHIKODE, PIN - 673507


    3        THE STATE CO OPERATIVE ELECTION COMMISSION
             REPRESENTED BY ITS SECRETARY, 3 RD FLOOR, CO BANK
             TOWERS, VIKAS BHAVAN P.O, THIRUVANANTHAPURAM, PIN -
             695033

             SRI. C.M NAZAR FOR R3


        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            32



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 51 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.21464 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & RESPONDENT 2&3 IN WP(C):
     1     A.V. THOMAS
           AGED 71 YEARS
           S/O. VARKEY, PRESIDENT, KUMARAKOM SERVICE CO-OPERATIVE
           BANK LTD. NO. 2298, KUMARAKOM P.O., KOTTAYAM DISTRICT,
           RESIDING AT ARYAPPALLY HOUSE, KUMARAKOM P.O., KOTTAYAM
           DISTRICT, PIN - 686563

    2      V.N. RAMACHANDRAN
           AGED 62 YEARS
           S/O. NARAYANAN, MEMBER NO. 2775, KUMARAKOM SERVICE CO-
           OPERATIVE BANK LTD. NO. 2298, KUMARAKOM P.O., KOTTAYAM
           DISTRICT, RESIDING AT VETTIKKATTUKALAM HOUSE, KUMARAKOM
           P.O., KOTTAYAM DISTRICT, PIN - 686563

    3      THE RETURNING OFFICER
           UNIT INSPECTOR, KUMARAKAM, THE KUMARAKOM SERVICE CO-
           OPERATIVE BANK LTD. NO. 2298, KUMARAKOM P.O., KOTTAYAM
           DISTRICT, PIN - 686563
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    33


    4        THE STATE CO-OPERATIVE ELECTION COMMISSION
             3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
             THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY, PIN -
             695033

             SRI. C.M NAZAR FOR R3


        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            34



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 52 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.22692 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1 TO 3 IN WP(C):

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

    2      THE SECRETARY TO GOVERNMENT
           CO-OPERATIVE DEPARTMENT, T/C 25/357(4) GANDHARI AMMAN
           KOVIL ROAD,STATU, 7TH FLOOR, AKSHARAMANDHIRAM, HEAD
           POST OFFICE P.O THIRUVANANTHAPURAM, PIN - 695001

    3      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           DEPARTMENT OF CO-OPERATION, OFFICE OF THE REGISTRAR OF
           CO-OPERATIVE SOCIETIES, JAWAHAR SAHAKARANA BHAVAN, DPI
           JUNCTION, THYCAUD P.O., THIRUVANANTHAPURAM, PIN -
           695014


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)



RESPONDENT(S)/PETITIONERS & RESPONDENTS 4 TO 6 IN WP(C):

    1      SUNDARAN KUNNATHULLY
           AGED 57 YEARS, S/O SEKHARAN PRESIDENT, AMBALAPAD
           SERVICE CO-OPERATIVE BANK LTD NO.759 KUNDUKAD
           P.O,THRISSUR,, PIN - 680028
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    35


    2        P.J. RAJU
             AGED 60 YEARS
             S/O JOSEPH PALLIKKUNNEL HOUSE, MALAKKA, MANALITHARA
             P.O, THRISSUR, COMMITTEE MEMBER, AMBALAPAD SERVICE CO-
             OPERATIVE BANK LTD NO.759, PIN - 680589

    3        GIJO KURIAN
             AGED 60 YEARS
             S/O KURIAN PULIYANMAKKAL HOUSE, POOMALA P.O, THRISSUR,
             COMMITTEE MEMBER, AMBALAPAD SERVICE CO-OPERATIVE BANK
             LTD NO.759, PIN - 680581

    4        JAMES N. Q,
             AGED 70 YEARS
             S/O GEORGE NEDUMATTATHIL HOUSE, KALLUMKOOTTAM,
             MANALITHARA P.O, THRISSUR,, PIN - 680589

    5        THE STATE CO-OPERATIVE ELECTION COMMISSION KERALA
             REPRESENTED BY ITS SECRETARY, CO-BANK TOWERS, PALAYAM,
             VIKAS BHAVAN P.O., THIRUVANANTHAPURAM-, PIN - 695033

    6        THE ELECTORAL OFFICER
             OFFICE OF THE ASST. REGISTRAR THALAPPILLY THALUK,
             WADAKKANCHERY P.O THRISSUR,, PIN - 680582

    7        THE RETURNING OFFICER
             A & E INSPECTOR-2, OFFICE OF THE ASST. REGISTRAR
             THALAPPILLY THALUK, WADAKKANCHERY P.O THRISSUR,, PIN -
             680582

             SRI. C.M NAZAR FOR R5

        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            36



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 54 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.23325 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)

RESPONDENT(S)/PETITIONERS & RESPONDENTS 2-4 IN WP(C):
     1     P. MOHANACHANDRAN NAIR
           AGED 69 YEARS
           S/O. BALAKRISHNA PILLA, MEMBER, MANAGING COMMITTEE,
           VIJAYAPURAM SERVICE CO-OPERATIVE BANK LTD. NO. 4066,
           MANARCAD, KOTTAYAM DISTRICT-686019, RESIDING AT PULIPRA
           HOUSE, MANARCAD, KOTTAYAM DISTRICT

    2      SUMA JOSE
           AGED 60 YEARS
           W/O. M.I. JOSE, MEMBER, MANAGING COMMITTEE, VIJAYAPURAM
           SERVICE CO-OPERATIVE BANK LTD. NO. 4066, MANARCAD,
           KOTTAYAM DISTRICT-686019, RESIDING AT OOROTTUKALAYIL,
           MANARCAD, KOTTAYAM DISTRICT

    3      K.K. THOMAS
           AGED 64 YEARS
           S/O. K.V. KORAH, MEMBER, MANAGING COMMITTEE,
           VIJAYAPURAM SERVICE CO-OPERATIVE BANK LTD. NO. 4066,
           MANARCAD, KOTTAYAM DISTRICT-686019, RESIDING AT KUNNEL
           HOUSE, MANARCAD, KOTTAYAM DISTRICT
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    37



    4        JOJI C. JOHN
             AGED 56 YEARS
             S/O. C.T. JOHN, MEMBER, MANAGING COMMITTEE, VIJAYAPURAM
             SERVICE CO-OPERATIVE BANK LTD. NO. 4066, MANARCAD,
             KOTTAYAM DISTRICT-686019, RESIDING AT CHAKKU HOUSE,
             MANARCAD, KOTTAYAM DISTRICT

    5        THE RETURNING OFFICER
             UNIT INSPECTOR ETTUMANOOR, THE VIJAYAPURAM SERVICE CO-
             OPERATIVE BANK LTD. NO. 4066, MANARCAD, KOTTAYAM
             DISTRICT, PIN - 686019

    6        THE STATE CO-OPERATIVE ELECTION COMMISSION
             3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
             THIRUVANANTHAPURAM -695033, REPRESENTED BY ITS
             SECRETARY

    7        THE VIJAYAPURAM SERVICE CO-OPERATIVE BANK LTD. NO. 4066
             MANARCAD, KOTTAYAM DISTRICT, REPRESENTED BY ITS
             SECRETARY, PIN - 686019


             BY ADVS.
             SHRI.SIBY CHENAPPADY
             SMT.ANU GEORGE
             SHRI.AIBEL MATHEW SIBY
             SMT.ELANA ROSE SIBY

             SRI. C.M NAZAR FOR R6



        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            38



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 58 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.22180 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1 TO 3 IN WP(C):

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

    2      LAW SECRETARY
           LAW LEGISLATION - (H) DEPARTMENT, GOVERNMENT OF KERALA
           GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM, PIN -
           695001

    3      REGISTRAR OF CO-OPERATIVE SOCIETIES
           OFFICE OF THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           JAWAHAR SAHAKARANA BHAVAN DPI JUNCTION, THYCAUD (PO)
           THIRUVANANTHAPURAM, PIN - 695014


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)



RESPONDENT(S)/PETITIONERS AND 4TH RESPONDENT IN WP(C):

    1      BOARD OF DIRECTORS OF VAZHAKKULAM SERVICE CO-OPERATIVE
           BANK LTD. NO.751
           VAZHAKKULAM, MUVATTUPUZHA, REPRESENTED BY ITS PRESIDENT
           JOSE THOMAS, PIN - 686670
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             39


    2       JOSE THOMAS @ JOSE PERUMPALLY KUNNEL
            AGED 66 YEARS
            S/O.THOMAS, PERUMBALLY KUNNEL, VAZHAKKULAM,
            MUVATTUPUZHA, PIN - 686670

    3       BOARD OF DIRECTORS OF THE MUKKANNUR SERVICE CO-
            OPERATIVE BANK LTD. NO.E62 (DELETED)
            MUKKANNUR P.O., REPRESENTED BY ITS PRESIDENT K.P.BABY,
            PIN 683577

    4       K.P.BABY (DELETED)
            AGED 7 YEARS
            S/O.POULO, KARIPARAMBATT HOUSE, KOKKUNNUR MOOKKANNUR
            P.O., PIN - 683577

    5       ADV.M.P.JOHNSON (DELETED)
            AGED 57 YEARS
            S/O.POULOSE, MADASSERI HOUSE, MUKKANNUR P.O., PIN683577
            * [ PETITIONERS NO. 3 TO 5 ARE DELETED FROM THE
            PARTY ARRAY, AS PER ORDER DATED 17.07.2024 IN I.A-
            1/2024 IN WP(C) 22180/2024], PIN - 683577

    6       STATE CO-OPERATIVE ELECTION COMMISSIONER
            VIKAS BHAVAN, JANAHITHAM, NEAR LEGISLATIVE ASSEMBLY,
            THIRUVANANTHAPURAM, KERALA, PIN - 695033

            SRI. C.M NAZAR FOR R6


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            40



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 59 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.22740 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1-3 IN WP(C):

    1      STATE OF KERALA
           REPRESENTED BY THE SECRETARY TO GOVERNMENT, CO-
           OPERATION (C) DEPARTMENT, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM., PIN - 695001

    2      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           JAWAHAR SAHAKARANA BHAVAN, DPI JUNCTION, THYCAUD P.O,
           THIRUVANANTHAPURAM., PIN - 695014

    3      THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES (GENERAL)
           MALAPPURAM, CIVIL STATION, MALAPPURAM DISTRICT, PIN -
           676505


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)




RESPONDENT(S)/PETITIONER & RESPONDENTS 4-7 IN WP(C):

    1      ABDULKALAM AZAD C.
           AGED 51 YEARS
           S/O.MUHAMMED ALI, CHENGARAMCHOLA HOUSE, CHERUSHOLA P.O,
           MALAPPURAM DISTRICT., PIN - 676501
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             41


    2       THE STATE CO-OPERATIVE ELECTION COMMISSION
            REPRESENTED BY ITS SECRETARY, 3RD FLOOR, CO-BANK
            TOWERS, VIKAS BHAVAN P.O, THIRUVANANTHAPURAM., PIN -
            695033

    3       THE ELECTORAL OFFICER
            EDARIKODE SERVICE CO-OPERATIVE BANK LTD. NO.10739,
            (ASSISTANT REGISTRAR OF CO-OPERATIVE SOCIETIES
            (GENERAL), THIRURANGADI, MALAPPURAM DISTRICT)., PIN -
            676306

    4       RETURNING OFFICER
            EDARIKODE SERVICE CO-OPERATIVE BANK LTD. NO.10739,
            (UNIT INSPECTOR, VENGARA, OFFICE OF THE ASSISTANT
            REGISTRAR OF CO-OPERATIVE SOCIETIES (GENERAL),
            THIRURANGADI, MALAPPURAM DISTRICT., PIN - 676306

    5       THE EDARIKODE SERVICE CO-OPERATIVE BANK LTD. NO.10739
            REPRESENTED BY ITS SECRETARY, EDARIKODE P.O, MALAPPURAM
            DISTRICT, PIN - 676501

            SRI. C.M NAZAR FOR R3



        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            42



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 61 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.25135 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONER & RESPONDENTS 2&3 IN WP(C):
     1     TOM T. LUKOSE
           AGED 57 YEARS
           MEMBER, VAZHAKKULAM SERVICE CO-OPERATIVE BANK LTD. NO.
           751, VAZHAKKULAM P.O., MUVATTUPUZHA, ERNAKULAM
           DISTRICT, RESIDING AT THANNITTAMACKAL, MADAKKATHANAM
           P.O., VAZHAKKULAM, MUVATTUPUZHA, ERNAKULAM DISTRICT,
           PIN - 686670

    2      THE RETURNING OFFICER
           UNIT INSPECTOR, KOOTHATTUKULAM, ELECTION TO THE
           MANAGING COMMITTEE OF VAZHAKKULAM SERVICE CO-OPERATIVE
           BANK LTD. NO. 751, VAZHAKKULAM P.O., MUVATTUPUZHA,
           ERNAKULAM DISTRICT, PIN - 686670
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             43



    3       THE STATE CO-OPERATIVE ELECTION COMMISSION
            3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
            THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY, PIN -
            695033

            SRI. C.M NAZAR FOR R3



        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            44



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 62 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.22342 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONER & RESPONDENTS 2&3 IN WP(C):

    1      M.P. SHAJU
           AGED 54 YEARS
           JANAKIARAM, SWATHI NAGAR, KANNAMMOLLA, MEDICAL
           COLLEGE.P.O., THIRUVANANTHAPURAM PRESIDENT, PATTOM
           SERVICE CO-OPERATIVE BANK LTD.T. 1318, KANNAMMOOLA,
           THIRUVANANTHAPURAM, PIN-695011. *CORRECTED*; THE
           PETITIONER NAME IS CORRECTED AS M.P.SAJU AS PER ORDER
           DATED 02.07.2024 IN I.A. 1/2024 OF WP(C)22342/2024.




    2      STATE CO-OPERATIVE ELECTION COMMISSION
           3RD FLOOR, CO-BANK TOWERS, VIKAS BHAVAN,
           THIRUVANANTHAPURAM.REPRESENTED BY ITS SECRETARY, PIN -
           695033
                                                             2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases                    45


    3        THE RETURNING OFFICER/UNIT INSPECTOR
             PATTOM, OFFICE OF THE ASSISTANT REGISTRAR OF CO-
             OPERATIVE SOCIETIES (G), THIRUVANANTHAPURAM, ELECTION
             TO THE MANAGING COMMITTEE OF THE PATTOM SERVICE CO-
             OPERATIVE BANK LTD.T. 1318, KANNAMMOOLA,
             THIRUVANANTHAPURAM, PIN - 695033

             SRI. C.M NAZAR FOR R2



        THIS WRIT APPEAL HAVING BEEN HEARD ON 28.05.2025, ALONG WITH

WA.12/2025    AND   CONNECTED   CASES,   THE   COURT   ON     THE   SAME   DAY

DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            46



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 67 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.23203 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1-3 IN WP(C):

    1      STATE OF KERALA
           REPRESENTED BY THE SECRETARY TO GOVERNMENT, CO-
           OPERATION (C) DEPARTMENT, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM., PIN - 695001

    2      THE REGISTRAR OF CO-OPERATIVE SOCIETIES
           JAWAHAR SAHAKARANA BHAVAN, DPI JUNCTION, THYCAUD P.O,
           THIRUVANANTHAPURAM., PIN - 695014

    3      THE JOINT REGISTRAR OF CO-OPERATIVE SOCIETIES (GENERAL)
           ALAPPUZHA, MULLAKKAL, ALAPPUZHA DISTRICT., PIN - 688011


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)




RESPONDENT(S)/PETITIONERS & RESPONDENTS 4-7 IN WP(C):

    1      SREEKUMARAN K.B
           AGED 52 YEARS
           S/O.T.G.BALAKRISHNAN NAIR, KOIPURATHU HOUSE, VENMONEY
           P.O, CHENGANNUR, ALAPPUZHA DISTRICT., PIN - 689509
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             47


    2       MADHUSOODHANAN PILLAI
            AGED 57 YEARS
            S/O.GOPALAKRISHNA PILLAI, KAREELATHARAYIL VEEDU,
            VENMONEY P.O, CHENGANNUR, ALAPPUZHA DISTRICT., PIN -
            689509

    3       THE STATE CO-OPERATIVE ELECTION COMMISSION
            REPRESENTED BY ITS SECRETARY, 3RD FLOOR, CO-BANK
            TOWERS, VIKAS BHAVAN P.O, THIRUVANANTHAPURAM., PIN -
            696033

    4       THE ELECTORAL OFFICER
            VENMONEY SERVICE CO-OPERATIVE BANK LTD. NO.118,
            (ASSISTANT REGISTRAR OF CO-OPERATIVE SOCIETIES
            (GENERAL), CHENGANNUR, ALAPPUZHA DISTRICT)., PIN -
            689121

    5       THE RETURNING OFFICER
            VENMONEY SERVICE CO-OPERATIVE BANK LTD. NO.118, (UNIT
            INSPECTOR, CHENGANNUR, OFFICE OF THE ASSISTANT
            REGISTRAR OF CO-OPERATIVE SOCIETIES (GENERAL),
            CHENGANNUR, ALAPPUZHA DISTRICT)., PIN - 689121

    6       THE VENMONEY SERVICE CO-OPERATIVE BANK LTD. NO.118
            REPRESENTED BY ITS SECRETARY, VENMONEY P.O, CHENGANNUR,
            ALAPPUZHA DISTRICT., PIN - 689509


            SRI. C.M NAZAR FOR R3

        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            48



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 69 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.25821 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & RESPONDENTS 2-3 IN WP(C):

    1      UZHAMALACKAL BABU
           AGED 62 YEARS
           S/O KUMARAPILLAI, PREETHEEKSHA, THEKKUMKARA,
           NEDUMANGAD, PRESIDENT, UZHAMALACKAL HOUSING CO-
           OPERATIVE SOCIETY LTD.NO.T.1215, CHARUMMOODU,
           PUTHUKULANGARA.P.O., NEDUMANGAD, THIRUVANANTHAPURAM.,
           PIN - 695542


    2      STATE CO-OPERATIVE ELECTION COMMISSION
           3RD FLOOR, CO-BANK TOWERS, VIKAS
           BHAVAN.P.O.,THIRUVANANTHAPURAM REPRESENTED BY ITS
           SECRETARY, PIN - 695033
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             49


    3       THE RETURNING OFFICER/UNIT INSPECTOR
            UZHAMALACKAL,OFFICE OF THE ASSISTANT REGISTRAR OF CO-
            OPERATIVE SOCIETIES (G), NEDUMANGAD, ELECTION TO THE
            MANAGING COMMITTEE OF THE UZHAMALACKAL HOUSING CO-
            OPERATIVESOCIETY LTD.NO.T.1215, CHARUMMOODU,
            PUTHUKULANGARA.P.O., NEDUMANGAD, THIRUVANANTHAPURAM.,
            PIN - 695542

            SRI. C.M NAZAR FOR R2


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            50



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 70 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.21796 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY ADV GOVERNMENT PLEADER


RESPONDENT(S)/PETITIONERS & 2ND RESPONDENT IN WP(C):
     1     P. MADHAVAN
           AGED 72 YEARS
           S/O. BALAKRISHNAN NAIR, PRESIDENT, CHIRANELLUR SERVICE
           CO-OPERATIVE BANK LTD. NO. 640, CHIRANELLUR P.O.,
           KECHERY VIA, THRISSUR DISTRICT, RESIDING AT PAREKKATTU
           HOUSE, THALAKKOTTUKARA P.O., THRISSUR DISTRICT, PIN -
           680501

    2      P. VIJAYALAKSHMI
           AGED 78 YEARS
           W/O. RAMAKRISHNAN NAIR, MEMBER, CHIRANELLUR SERVICE CO-
           OPERATIVE BANK LTD. NO. 640, CHIRANELLUR P.O., KECHERY
           VIA, THRISSUR DISTRICT, RESIDING AT PAREKKATTU HOUSE,
           THALAKKOTTUKARA P.O., THRISSUR DISTRICT, PIN - 680501


    3      MOHAMMED SALIM
           AGED 51 YEARS
           S/O. MOHAMMED, MEMBER, CHIRANELLUR SERVICE CO-OPERATIVE
           BANK LTD. NO. 640, CHIRANELLUR P.O., KECHERY VIA,
           THRISSUR DISTRICT, RESIDING AT THERUVATH HOUSE,
           PATTIKKARA, CHIRANELLUR, THRISSUR DISTRICT, PIN -
           680501
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             51



    4       THE STATE CO-OPERATIVE ELECTION COMMISSION
            3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
            THIRUVANANTHAPURAM REPRESENTED BY ITS SECRETARY, PIN -
            695033


            SRI. C.M NAZAR FOR R3


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            52



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 101 OF 2025

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.23252 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):

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


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS & RESPONDENTS 2-4 IN WP(C)

    1      P.A. HARISCHANDRAN
           AGED 64 YEARS
           S/O. P.G. ANANTHANPILLA, MEMBER MANAGING COMMITTEE,
           KUMARAKOM SERVICE CO-OPERATIVE BANK LTD. NO. 2298,
           KUMARAKOM P.O., KOTTAYAM DISTRICT, RESIDING AT
           PUTHENPURAKKAL HOUSE, KUMARAKAM P.O., KOTTAYAM
           DISTRICT, PIN - 686563


    2      M.K. VIDYADHARAN
           AGED 76 YEARS
           S/O. LATE KUNJUPANICKER, MEMBER MANAGING COMMITTEE,
           KUMARAKOM SERVICE CO-OPERATIVE BANK LTD. NO. 2298,
           KUMARAKOM P.O., KOTTAYAM DISTRICT, RESIDING AT
           MOZHICHERIL, KUMARAKAM P.O., KOTTAYAM DISTRICT, PIN -
           686563
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             53



    3       C.J. SABU
            AGED 61 YEARS
            S/O. VARKEY JOHN, MEMBER MANAGING COMMITTEE, KUMARAKOM
            SERVICE CO-OPERATIVE BANK LTD. NO. 2298, KUMARAKOM
            P.O., KOTTAYAM DISTRICT, RESIDING AT
            CHERUPUSHPAVILASAM, KUMARAKAM P.O., KOTTAYAM DISTRICT,
            PIN - 686563

    4       T.D. BAIJU
            AGED 59 YEARS
            S/O. A.K. SIVADAS, MEMBER MANAGING COMMITTEE, KUMARAKOM
            SERVICE CO-OPERATIVE BANK LTD. NO. 2298, KUMARAKOM
            P.O., KOTTAYAM DISTRICT, RESIDING AT THUNDIPARAMBA,
            KUMARAKAM P.O., KOTTAYAM DISTRICT, PIN - 686563

    5       THE RETURNING OFFICER
            UNIT INSPECTOR, KUMARAKAM, THE KUMARAKOM SERVICE CO-
            OPERATIVE BANK LTD. NO. 2298, KUMARAKOM P.O., KOTTAYAM
            DISTRICT, PIN - 686563

    6       THE STATE CO-OPERATIVE ELECTION COMMISSION
            3RD FLOOR, CO BANK TOWERS, VIKAS BHAVAN P.O.,
            THIRUVANANTHAPURAM, REPRESENTED BY ITS SECRETARY, PIN -
            695033

    7       KUMARAKOM SERVICE CO-OPERATIVE BANK LTD. NO. 2298
            KUMARAKOM P.O., KOTTAYAM DISTRICT, REPRESENTED BY THE
            SECRETARY, PIN - 686563

            SRI. C.M NAZAR FOR R6

        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                     2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases            54



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

             THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 259 OF 2025

        AGAINST THE JUDGMENT DATED 01.11.2024 IN WP(C) NO.38374 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS 1 TO 3 IN WP(C):

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

    2      SECRETARY
           CO-OPERATIVE DEPARTMENT, GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001


    3      REGISTRAR OF CO-OPERATIVE SOCIETIES
           DEPARTMENT OF CO-OPERATION, OFFICE OF THE REGISTRAR OF
           CO-OPERATIVE SOCIETIES, JAWAHAR SAHAKARANA BHAVAN, DPI
           JUNCTION, THUCAUD P.O., THIRUVANANTHAPURAM, PIN -
           695014


           BY SRI. K.GOPALAKRISHNA KURUP (AG)
           SRI. T.K VIPINDAS (SR.GP)
           SRI. P.P THAJUDEEN (SPL.GP)
           SRI. N.MANOJ KUMAR (STATE ATTORNEY)
           SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)




RESPONDENT(S)/PETITIONERS & RESPONDENTS 4 & 5 IN WP(C):

    1      IYPE CHANDAPILLAI
           AGED 69 YEARS
           S/O CHANDAPILLAI, KOTTAPURATHU HOUSE, CHENNITHALA P.O.,
           MAVELIKKARA, PIN - 690105
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             55


    2       KERALA STATE CO-OPERATIVE ELECTION COMMISSION
            REPRESENTED BY ITS ELECTION COMMISSIONER, 3RD FLOOR,
            CO-BANK TOWERS, PALAYAM, THIRUVANANTHAPURAM, PIN -
            695033

    3       CHENNITHALA THRIPPERUMTHURA SERVICE CO-OPERATIVE BANK
            LTD. NO. 3553
            REPRESENTED BY ITS SECRETARY, CHENNITHALA
            THRIPERUMTHURA SCB LTD., CHENNITHALA P.O., MAVELIKKARA,
            ALAPPUZHA, KERALA, PIN - 690105


            BY ADVS.
            SHRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
            SRI.MANU SRINATH
            SHRI.LIJO JOHN THAMPY

            SRI. C.M NAZAR FOR R2



        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             56



             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT
               THE HONOURABLE MR. JUSTICE AMIT RAWAL
                                 &
            THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR
     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947
                        WA NO. 1910 OF 2024

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.26409 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENT IN WP(C):

            STATE OF KERALA
            REPRESENTED BY ITS SECRETARY, GOVERNMENT SECRETARIAT,
            CO-OPERATION DEPARTMENT, THIRUVANANTHAPURAM, PIN -
            695001


            BY SRI. K.GOPALAKRISHNA KURUP (AG)
            SRI. T.K VIPINDAS (SR.GP)
            SRI. P.P THAJUDEEN (SPL.GP)
            SRI. N.MANOJ KUMAR (STATE ATTORNEY)
            SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)


RESPONDENT(S)/PETITIONERS   IN WP(C):

    1       PUDUKKAD SERVICE COOPERATIVE BANK LTD NO. 580
            REPRESENTED BY ITS PRESIDENT RAJU T.S. PUDUKKAD,
            THRISSUR, PIN - 680301

    2       THE BOARD OF DIRECTORS
            REPRESENTED BY ITS PRESIDENT PUDUKKAD SERVICE
            COOPERATIVE BANK LTD NO. 580, PUDUKKAD, THRISSUR, PIN -
            680301


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             57



              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

                THE HONOURABLE MR. JUSTICE AMIT RAWAL

                                  &

              THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR

     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947

                         WA NO. 2015 OF 2024

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.29045 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/1ST RESPONDENT IN WP(C):
     1     STATE OF KERALA
           REPRESENTED BY CHIEF SECRETARY, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001

    2       THE SECRETARY TO GOVERNMENT
            CO-OPERATIVE DEPARTMENT, T/C 25/357(4) GANDHARI AMMAN
            KOVIL ROAD,STATU, 7TH FLOOR, AKSHARAMANDHIRAM, HEAD
            POST OFFICE P.O THIRUVANANTHAPURAM, PIN - 695001

    3       THE REGISTRAR OF CO-OPERATIVE SOCIETIES
            DEPARTMENT OF CO-OPERATION, OFFICE OF THE REGISTRAR OF
            CO-OPERATIVE SOCIETIES, JAWAHAR SAHAKARANA BHAVAN, DPI
            JUNCTION, THYCAUD P.O., THIRUVANANTHAPURAM -, PIN -
            695014


            BY SRI. K.GOPALAKRISHNA KURUP (AG)
            SRI. T.K VIPINDAS (SR.GP)
            SRI. P.P THAJUDEEN (SPL.GP)
            SRI. N.MANOJ KUMAR (STATE ATTORNEY)
            SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)

RESPONDENTS/PETITIONER IN WP(C):
           PRESIDENT, THE VENNOOR SERVICE CO-OPERATIVE BANK LTD
           NO.675, MELADOOR P.O, THRISSUR DISTRICT, PIN-680741,
           PRASAD M.B, AGED 62 YEARS, S/O BALAMENON, MENOKIL
           HOUSE, MELADOOR P.O , THRISSUR


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                      2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases             58



             IN THE HIGH COURT OF KERALA AT ERNAKULAM
                              PRESENT
               THE HONOURABLE MR. JUSTICE AMIT RAWAL
                                 &
            THE HONOURABLE MR.JUSTICE K. V. JAYAKUMAR
     WEDNESDAY, THE 28TH DAY OF MAY 2025 / 7TH JYAISHTA, 1947
                        WA NO. 2029 OF 2024

        AGAINST THE JUDGMENT DATED 30.10.2024 IN WP(C) NO.28043 OF

2024 OF HIGH COURT OF KERALA


APPELLANT(S)/RESPONDENTS IN WP(C):
     1     STATE OF KERALA
           REPRESENTED BY THE CHIEF SECRETARY, GOVERNMENT
           SECRETARIAT, THIRUVANANTHAPURAM, PIN - 695001

    2       STATE OF KERALA
            REPRESENTED BY THE SECRETARY TO GOVERNMENT, DEPARTMENT
            OF CO-OPERATION, GOVERNMENT SECRETARIAT,
            THIRUVANANTHAPURAM, PIN - 695001

    3       THE REGISTRAR OF CO-OPERATIVE SOCIETIES
            OFFICE OF THE REGISTRAR OF CO-OPERATIVE SOCIETIES,
            JAWAHAR SAHAKARANA BHAVAN, DPI JUNCTION, THYCAUD P.O.,
            THIRUVANANTHAPURAM, PIN - 695014


            BY SRI. K.GOPALAKRISHNA KURUP (AG)
            SRI. T.K VIPINDAS (SR.GP)
            SRI. P.P THAJUDEEN (SPL.GP)
            SRI. N.MANOJ KUMAR (STATE ATTORNEY)
            SRI. IMAM GRIGORIOUS KARAT (GOVT. PLEADER)

RESPONDENT(S)/PETITIONER   IN WP(C):

            N.K. JOSEPH
            AGED 75 YEARS
            S/O. LATE KOCHU MATHEW, PRESIDENT, KALLETTUMKARA
            SERVICE CO-OPERATIVE BANK LTD NO.141, CHALAKUDY TALUK,
            KALLETTUMKARA P.O., THRISSUR, RESIDING AT NEREPARAMBIL
            HOUSE, VALLAKUNNU P.O. KALLETTUMKARA, THRISSUR
            DISTRICT, PIN - 680683


        THIS WRIT APPEAL HAVING BEEN FINALLY HEARD ON 28.05.2025,

ALONG WITH WA.12/2025 AND CONNECTED CASES, THE COURT ON THE SAME

DAY DELIVERED THE FOLLOWING:
                                                2025:KER:38198
WA NO. 12 OF 2025 and conctd. cases       59



                                                     'CR'
                        JUDGMENT

[WA Nos.12/2025, 16/2025, 20/2025, 21/2025, 23/2025, 24/2025, 25/2025, 26/2025, 29/2025, 31/2025, 33/2025, 35/2025, 40/2025, 42/2025, 45/2025, 47/2025, 51/2025, 52/2025, 54/2025, 58/2025, 59/2025, 61/2025, 62/2025, 67/2025, 69/2025, 70/2025, 101/2025, 259/2025, 1910/2024, 2015/2024, 2029/2024]

Amit Rawal, J.

This order shall dispose of thirty three (33) Intra

Court appeals preferred by the State of Kerala against the

judgment of the Single Bench wherein the respondent-

petitioner had challenged the various amendments caused

in the Kerala Co-operative Societies Act, Act No.9 of 2024

by inserting Section 14AA, Sections 28(2A), 32, 33, 34A, 56,

57E and was successful viz-a-viz striking down the

amendment in sub Section 2A of Section 28 and challenge

with regard to the remaining amendment of the Act No.9 of

2024 under the Kerala Co-operative Societies Act did not

find favour.

2. Thus we are only confined to the portion of the

order starting from paragraphs 36 to 56 of the judgment

under challenge pertaining to the findings of the Single 2025:KER:38198

Bench on the amendment introduced by sub Section 2A of

Section 28 of the Act. The amendment caused by

introduction of sub Section 2A of Section 28 inserted by Act

No.9 of 2024 reads as under:

2A) Notwithstanding anything to the contrary contained in the Act, rules or in the bye-laws of a credit society, no member of the Committee of a society shall be eligible for election to the Committee for more than three consecutive terms, irrespective of whether the term is in full or in part.

Explanation For the purpose of this sub-section, "credit society" means the Kerala State Co-operative Bank Limited, Primary Agricultural Credit Societies, Service Co-operative Banks, Regional Co-operative Banks, Rural Banks, Farmer's Service Co-operative Banks, Urban Co-operative Banks, The Kerala State Co- operative Agricultural and Rural Development Bank Limited, Primary Co-operative Agricultural and Rural Development Bank, Urban Co-operative Societies, Agricultural Improvement Co-operative Societies, Employees Credit Societies, Rural Cooperative Societies, Primary Housing Co-operative Societies and Kerala State Housing Federation.

3. The aforementioned amendment reveals that no

member of the Committee of the Society shall be eligible

for election to the Committee for more than three

consecutive terms, irrespective of whether the term is in

full or in part. The said amendment as per the explanation

only relates to the credit societies indulging into extending

the facility of loan. The credit societies which would mean 2025:KER:38198

the Kerala State Co-operative Bank Limited, Primary

Agricultural Credit Societies, Service Co-operative Banks,

Regional Co-operative Banks, Rural Banks, Farmer's

Service Co-operative banks, Urban Co-operative Banks, the

Kerala State Co-operative Agricultural and Rural

Development Bank Limited, Primary Co-operative

Agricultural and Rural Development Bank, Urban Co-

operative Societies, Agricultural Improvement Co-operative

Societies, Employees Credit Societies, Rural Co-operative

Societies, Primary Housing Co-operative Societies and

Kerala State Housing Federation.

4. By way of 97th amendment in 2011 inserted with

effect from 15.2.2012, PART IX-B was introduced in the

Constitution of India by inserting Article 243-ZH to ZT.

Article 243-ZJ deals with the number and term of members

of board prescribing that the maximum number of directors

of a Co-operative Society shall not exceed twenty-one (21)

and term of office of elected members of the board and its

office bearers shall be five years from the date of election

and the election as per Article 243-ZK has to be conducted

before the expiry of the term of the board.

2025:KER:38198

5. The superintendence, direction and control of

the preparation of electoral rolls for, and the conduct of, all

elections to a co-operative Society shall vest in such an

authority or body, as provided by the legislature of a State,

by law provided that the Legislature of a State may, by law

provide for the procedure and guidelines for the conduct of

such elections. Article 243-ZK reads as under:

243-ZK. Election of members of board.-(1)

Notwithstanding anything contained in any law made by the Legislature of a State, the election of a board shall be conducted before the expiry of the term of the board so as to ensure that the newly elected members of the board assume office immediately on the expiry of the term of the office of members of the outgoing board.

(2) The superintendence, direction and control of the preparation of electoral rolls for, and the conduct of, all elections to a co-operative society shall vest in such an authority or body, as may be provided by the Legislature of a State, by law:

Provided that the Legislature of a State may, by law, provide for the procedure and guidelines for the conduct of such elections.

6. 243-ZI deals with the incorporation of the

Co-operative Societies. The same reads thus:

243-Z1. Incorporation of co-operative societies.

Subject to the provisions of this Part, the Legislature of a State may, by law, make provisions with respect to the incorporation, regulation and winding up of co-

2025:KER:38198

operative societies based on the principles of voluntary formation, democratic member-control, member-economic participation and autonomous functioning.

7. On perusal of Article 243-ZI, it envisages the

legislature of a State may, by law, make provisions with

respect to the incorporation, regulation etc much less the

autonomous functioning of the Society.

8. Simultaneously amendment was also caused in

Article 19 of the Constitution of India dealing with

protection of certain rights regarding freedom of speech,

etc and under Article 19 (1)(c) extended right to form

associations or unions also included Co-operative Societies.

No doubt, the aforementioned provisions though granted

the right to individual to form the Co-operative Societies as

a fundamental right but the question which arises for

adjudication is 'Whether the right to contest an election

would relate to the amendment caused in incorporation of

Section 19(1)(c) or not'. In other words, 'whether right to

contest an election is a fundamental right or a common

right'.

9. There has already been an adjudication on this 2025:KER:38198

issue when the State legislature of Haryana Government

incorporated an amendment in the Haryana Panchaythi Raj

Act, 1994 by incorporating the amendment in Section

175(1)(q) of the Haryana Panchayati Raj Act by forbidding a

member of the Panchayats or Zila Parishads to continue as

a member of the Panchayat, who has more than two living

children. Meaning thereby, having more than two children

was introduced as a disqualification. The aforementioned

amendment was challenged before the High Court of

Punjab and Haryana and the same was dismissed and the

matter reached the Supreme Court in Javed and Others v.

State of Haryana and Others (2003 (8) SCC 369). In the

aforementioned judgment in paragraph 21, it was noticed

that whether an amendment caused in the Act prohibiting

the member of the Panchayat having more than two

children to conduct the election is a fundamental right or a

common law. While dealing with the aforementioned

question, relied upon the various judgments, it was held

that the right to elect, though fundamental but is,

anomalously enough to be neither a fundamental right nor

a common law right. It is pure and simple, a statutory right 2025:KER:38198

ie., the right to be elected and the right to dispute and

election. The statutory creations are always subject to

statutory limitation. Thus for all intents and purposes, the

right to elect and contest election with statutory

disqualifications cannot be a violation of fundamental

rights.

10. The grounds which weighed with the Single

Bench in striking out the amendment caused in Section

28(2A) of the Act primarily has been on the premise of

being a fundamental right, autonomous power given to the

Society to incorporate such conditions in the bye-laws of

the Society with no power to the State legislature to cause

amendment in the statute barring a member for contesting

the elections who had been a member for a period of three

years. Paragraph 36 to 56 of the findings of the Single

Bench dealing with the vires of the amendment under sub

Section 2A of Section 28 read thus:

36. Challenge to Section 28(2A) Section 28 of the Kerala Co-operative Societies Act, 1969 makes provisions for constitution of Committee for the management of the affairs of the Society. The Section provides that the General body of a Society shall constitute a Committee, for a period of five years, in accordance with the bye-laws and entrust the Management of the affairs of the 2025:KER:38198

Society to such Committee. Sub-section (2A) which is incorporated by addition as per the Act 9 of 2024 reads as follows:

(2A) Notwithstanding anything to the contrary contained in the Act, rules or in the bye-laws of a credit society, no member of the Committee of a society shall be eligible for election to the Committee for more than three consecutive terms, irrespective of whether the term is in full or in part.

Explanation -- For the purpose of this sub-section, "credit society" means the Kerala State Co-operative Bank Limited, Primary Agricultural Credit Societies, Service Co-operative Banks, Regional Co- operative Banks, Rural Banks, Farmer's Service Co-operative Banks, Urban Co- operative Banks, The Kerala State Co-

operative Agricultural and Rural Development Bank Limited, Primary Co-

operative Agricultural and Rural Development Bank, Urban Co-operative Societies, Agricultural Improvement Co- operative Societies, Employees Credit Societies, Rural Cooperative Societies, Primary Housing Co-operative Societies and Kerala State Housing Federation.

By the said amendment, Members of Managing Committees of Societies are restrained from contesting in the election to the Managing Committees for more than three consecutive terms, irrespective of whether the term is in full or in part.

37. Going by Section 28(2A), such restraint will apply only to the members of a Credit Society. The explanation under Section 28(2A) defines the term "Credit Society" to mean the Kerala State Co- operative Bank Limited, Primary Agricultural Credit Societies, Service Co-operative Banks, Regional Co-operative Banks, Rural Banks, Farmers Service Co-operative Banks, Urban Co-

2025:KER:38198

operative Banks, the Kerala State Co-operative Agricultural and Rural Development Bank Limited, Primary Co-operative Agricultural and Rural Development Bank, Urban Co-operative Societies, Agricultural Improvement Co-operative Societies, Employees Credit Societies, Rural Co-operative Societies, Primary Housing Cooperative Societies and Kerala State Housing Federation.

38. Article 19 of the Constitution of India protects certain rights regarding freedom of speech, etc. By virtue of the Constitution (97th Amendment) Act, 2011 under Article 19(1)(c), the words co-operative societies are added. Article 19(1)(c) reads as under:

19. Protection of certain rights regarding freedom of speech, etc. -

(1) All citizens shall have the right -

***

(c) to form associations or unions or cooperative societies.

Article 19(1)(c) therefore guarantees the freedom to form associations, unions and co-operative societies. The right to form a co-operative society is, therefore, raised to the level of a fundamental right, guaranteed under the Constitution of India.

39. The newly inserted Article 43-B of the Constitution provides that the State shall endeavour to promote voluntary formation, autonomous functioning, democratic control and professional management of co-operative societies. By virtue of the above said amendment, Part IXB was also inserted containing Articles 243- ZH to 243-ZT. The co-operative societies are, however, not treated as units of self government, like Panchayats and Municipalities. It has been held so by the Hon'ble Apex Court in Thalappalam Service Co-operative Bank Limited and others (supra).

40. The Apex Court in the judgment in Association 2025:KER:38198

for Democratic Reforms and another (Electoral Bond Scheme) (supra) has held that it is now a settled position of law that a statute can be challenged on the ground that it is manifestly arbitrary and that the courts while testing the validity of a law on the ground of manifest arbitrariness have to determine if the statute is capricious, irrational and without adequate determining principle, or something which is excessive and disproportionate.

41. After the Constitution (97th Amendment) Act, 2011 which came into with effect from 15.02.2012, the promotion of Co-operative Societies is a Directive Principle of State policy. Article 43-B of the Constitution mandates that the State shall endeavour to promote voluntary promotion, autonomous functioning, democratic control and professional management of Co- operative Societies. Promotion of Co-operative Societies being a directive principle now, any steps taken by the State shall ensure and satisfy the requirements contained in Article 43-B. Autonomous functioning and democratic control are key words used in Article 43-B. Autonomous functioning means the ability of a person or body of persons to perform independently the various tasks required by the person / body of persons. Autonomous functioning contemplates members of the Society complete essential tasks of their position without direct supervision or oversight.

42. The statements of objects and reasons of the 97th amendment of the Constitution states that a strong need has been felt for amending the Constitution so as to keep the cooperatives free from unnecessary outside interferences and also to ensure their autonomous organisational set up and their democratic functioning.

43. Part IX-B has been inserted by the Constitution (97th Amendment) Act, 2011. Article 243-ZI relates to incorporation of Co-operative Societies. Article 243-ZI provides that the Legislature of a State may, by law, make 2025:KER:38198

provisions with respect to the incorporation, regulation and winding up of Cooperative Societies based on the principles of voluntary formation, democratic member-control, member- economic participation and autonomous functioning. Article 243-ZK provides for election of members to the Board of Co-operative Societies. Article 243-ZK(1) provides that notwithstanding anything contained in any law made by the Legislature of the State, the election of a Board shall be conducted before the expiry of the term of the Board so as to ensure that newly elected members of the Board assume office immediately on the expiry of the term of the office of members of the outgoing Board. Article 243-ZK(2) provides that the superintendence, direction and control of the preparation of electoral rolls for, and the conduct of all elections to a Co-operative Society shall vest in such an authority or Body, as may be provided by the Legislature of a State, by law. The proviso to Article 243-ZK empowers the legislatures of State to provide for the procedure and guidelines for the conduct of such elections.

44. It is the mandate of Article 243-ZI that any law made by the Legislature of a State for incorporation, regulation and winding up of Co- operative Societies should be based on the principles of voluntary formation, democratic member-control, member-economic participation and autonomous functioning. Though Article 243- ZK empowers Legislatures of States to constitute an Authority or Body for the conduct of elections to the Co-operative Societies, the Article provides that law that may be made by the Legislature for conduct of elections may provide for the procedure and guidelines for the conduct of such elections. The Constitution of India requires the State only to prescribe procedure and guidelines for the conduct of such election.

45. The words "autonomous functioning"

appearing in Article 243-ZI would necessarily mean that the State intervention in the functioning of Co-operative Societies should be minimal. The 2025:KER:38198

powers granted under Article 243-ZI to make laws is confined to incorporation, regulation and winding up of Co-operative Societies. Prescribing arbitrary eligibility conditions for participating in election to the Managing Committee of Co- operative Societies would amount to interference with the autonomous functioning of Co-operative Societies.

46. Electing a Managing Committee to administer the Society is one of the important functions which is to be discharged by the members of the Society. The law assumes that members of the Society are competent to decide who among the members of the Society would be able to manage the affairs of the Society most effectively. When the State puts conditions of eligibility on members of the Society to be being elected to the Managing Committee, such conditions should be conducive to the autonomous functioning of the Society based on democratic control as contemplated by Article 43- B.

47. In the judgment in Pravinsinh Indrasinh Mahida v. State of Gujarat [2021 SCC Online Guj 1293], a Division Bench of the Hon'ble High Court of Gujarat held that a legislation can be discriminatory when it does not disclose any object which could be said to be reasonable or in public interest, and secondly, the differentiation, which is sought to be made, has no nexus with the object sought to be achieved The object and reason behind the amendment as is evident from the pleading and arguments of the respondents, is to save vested interest in the management of the Co-operative Societies.

48. The Hon'ble High Court of Gujarat held in Pravinsinh Indrasinh Mahida (supra) that in order to strike down a delegated legislation as arbitrary, it has to be established that the same is manifestly arbitrary. The expression "arbitrary" means in an unreasonable manner, as fixed or done capriciously or at pleasure, without adequate determining principle, not founded in the nature 2025:KER:38198

of things, non rational, not done or acting according to reason or judgment, depending on the will alone.

49. The restraint imposed by the addition of Section 28(2A) on members being elected to the Committee again after three consecutive terms, presumably is intended to avert any vested interest being developed among the Members of the Committee due to long tenure in office. It is true that on the Executive side of the State, tenure restrictions are prescribed by executive orders and administrative instructions by which Government Servants are restrained from continuing in one territorial area for more than the tenures fixed. Such tenure restrictions are fixed in order to avert possibility of developing vested interest in any territorial area. However, members of Co-operative Societies who are elected to hold positions in the Managing Committee cannot be treated at par with Government servants. Members of the Managing Committee of a Co-operative Society holds a position where they are imposed with the responsibility of taking important decisions in the administration of the Society. Longer experience gained by such persons would only be beneficial to the Co-operative Society and its members.

50. Co-operative Societies being institutions functioning autonomously, such anxieties of vested interest should be best left to be confronted by the General body of Members itself. If the General body of a Society feels that long continuance of Members in the Managing Committee would adversely affect the management and affairs of the Society, the General body can incorporate such conditions in the bye-laws of the Society. When State imposes such restraint, it would indeed amount to interference with the autonomy of the Societies and interference with the right of the General body of a Society to elect best among its Members to the Managing Committee.

51. The Societies are expected to function in a 2025:KER:38198

democratic manner. The term "democratic control" appearing in Article 43-B does not mean that State shall control the Societies on the basis of majority opinion of the Legislature or of any other external Bodies. The term "democratic control" in Article 43-B contemplates that Societies should be functioning in a democratic manner and the State shall strive to ensure that the Societies are run in a democratic manner. When the Legislature makes arbitrary rules regulating the conditions and qualifications for being elected to the Managing Committee of a Co- operative Society, that would indeed be an affront to the right of the members of the Society to run the Society in a democratic manner. It is to be noted that the credentials of Co-operative Societies, which are mostly functioning in rural and semi urban areas in Kerala, depend on the trustworthiness of the Members of the Managing Committee of the Societies.

52. In Krishnamoorthy v. Sivakumar and others [(2015) 3 SCC 467], the Apex Court quoted the judgment of Privy Council in King Emperor v. Sibnath Banerji and othes [AIR 1945 PC 156] and held that freedom in the exercise of the judgment which engulfs a voter's right, a free choice, in selecting the candidate whom he believes to be best fitted to represent the Constituency, has to be given due weightage. The Hon'ble Apex Court in Jyoti Basu and others v. Debi Ghosal and others [(1982) 1 SCC 691] held as follows:

7. The nature of the right to elect, the right to be elected and the right to dispute an election and the scheme of the Constitutional and statutory provisions in relation to these rights have been explained by the Court in N.P. Ponnuswami v.

Returning Officer, Namakkal Constituency and Jagan Nath v.

Jaswant Singh. We proceed to state what we have gleaned from what has been said, so much as necessary for this case.

2025:KER:38198

8. A right to elect, fundamental though it is to democracy, is, anomalously enough, neither a fundamental right nor a Common Law Right. It is pure and simple, a statutory right. So is the right to be elected. So is the right to dispute an election. Outside of statute, there is no right to elect, no right to be elected and no right to dispute an election. Statutory creations they are, and therefore, subject to statutory limitation. An Election petition is not an action at Common Law, nor in equity. It is a statutory proceeding to which neither the Common Law nor the principles of Equity apply but only those rules which the statute makes and applies. It is a special jurisdiction, and a special jurisdiction has always to be exercised in accordance with the statute creating it. Concepts familiar to Common Law and Equity must remain strangers to Election Law unless statutorily embodied.

The afore view has been reiterated by the Apex Court in the judgment in Arikala Narasa Reddy v. Venkata Ram Reddy Reddygari and another [(2014) 5 SCC 312].

53. It may be noted that the cases where it has been held that right to be elected is not a statutory or common law right are cases relating to election to bodies which are creature of statutes. As far as private bodies / organisations are concerned, the right to contest in elections will be governed by their own rules. Even if functioning of such bodies are regulated by the Government through statutes, the State cannot interfere with the democratic functioning of such bodies imposing arbitrary conditions for eligibility to contest in elections.

2025:KER:38198

54. There cannot be a legal assumption or invariable rule that members being elected to the Managing Committee of a Co-operative Society would develop vested interest and they will be incompetent to have their say in the management and affairs of a Co-operative Society. Such restraint is not existing in any other democratic institutions like Parliament / State Legislatures or even in Local Self Government Institutions governed by Panchayat Raj Act. There cannot be a blanket assumption that members being elected to Managing Committee repeatedly and continuously will act to the detriment of the Societies. Even if there is likelihood of developing vested interest, being a democratically functioning institution, it is for the Members / General body of a Co- operative Society to address such issues.

55. Furthermore, the restraint on a Member of the Committee of the Society being elected consecutively for the fourth term is imposed only on Credit Societies as defined under the Explanation given below Section 28(2A). If a Member being elected to the Managing Committee of any other Society for the fourth consecutive term, will not develop vested interest, then there need not be a distinction between Credit Societies and other Societies. The State is constitutionally bound to endeavour to promote all Cooperative Societies irrespective of whether such Societies are Credit Societies or not. Section 28(2A) is therefore highly arbitrary and grossly discriminatory.

56. Section 28(2A) added to the Kerala Co- operative Societies Act, 1969 by the Act 9 of 2024 therefore is irrational and manifestly arbitrary. Section 28(A) cannot stand the scrutiny of Article 14 of the Constitution of India. Section 28(2A) is therefore declared as illegal and unconstitutional.

11. It is in that background, the intra court1

appeals have been preferred on behalf of the State.

2025:KER:38198

12. Sri. K. Gopalakrishna kurup, learned Advocate

General along with Sri. T.K Vipindas, Senior Government

Pleader and Sri. P.P Thajudeen, Special Government

Pleader raised the following submissions:

(i) No doubt, Article 19(1)(c) of the Constitution of India

provided the autonomy to the Co-operative Society but that

do not relate to the elections giving innumerable chances to

a person from contesting as a member of the Society as the

aforementioned amendment applies only to the credit

Societies who are dealing with the disbursement of loans.

(ii) The learned Single Judge, gravely erred in concluding

that the unfettered right to contest the election to the

committee of a Credit Societies without any term

restrictions was sine qua non for autonomy and democratic

control of the Society.

(iii) The learned Single Judge overlooked the common

feature of a Credit Society that they are the Society raising

the funds and giving loans to the members for all kind of

activities to be undertaken by the Societies which are

mainly handling cash of the depositors of the Society

concerned. There was no hostile discrimination by causing 2025:KER:38198

an amendment much less violation of Article 14 of the

Constitution of India.

(iv) The amendment to Section 28 (2A) did not impinge

upon any fundamental rights guaranteed under Part III of

the Constitution of India. It is trite and settled law that a

legislation is manifestly arbitrary if it is capricious,

irrational and/or without adequate determined principle.

There is nothing excessive or disproportionate in the

mandate of Section 28 (2A) rather the amendment

conforms to the norms which are rational and guided by

public interest, for, the practice of the same person holding

the office committee for a number of period in the past had

adversely affected the working of a society in as much as

that numerous cases of surcharge under Section 68 of the

Co-operative Societies Act have been initiated much less

registration of the crime cases and in few cases also

involved money laundering and Enforcement Director has

also taken cognizance.

(v) PART IX-B of the Constitution is applicable only to the

multi state co-operative Societies and therefore Article 243-

ZI emphatically relied upon by the Single Judge giving 2025:KER:38198

autonomy to the Society would not mean that the

legislature is denuded from causing the amendment, for on

plain and simple reading of the Article 243-ZA the

superintendence, direction and control of the preparation

of electoral rolls for, and the conduct of, all election to the

co-operative Society is always vested with the authority or

body as provided by the legislature of the State.

(vi) Thus by causing an amendment restricting the term of

the member from contesting the election is totally

inconsance with the provisions of Article 243-ZK. In

support of the contentions relied upon the judgment of the

Bombay High Court in Shivaji Ramachandra More, Kolhapur

and others v. State of Maharashtra (1988 Mh.L.J 856) and of

the Supreme Court in Javed and Others v. State of Haryana

and Others (2003 (8) SCC 369) pertaining to the

amendment caused in the Haryana Panchayat Raj Act.

13. On the contrary Mr.George Poonthottam,

learned senior counsel and other counsels supported the

findings of the Single Bench and controverted the

argument of the learned Advocate General by raising the

following submissions:

2025:KER:38198

(i) Section 28 of the Kerala Co-operative Societies Act

stipulates the appointment of committee for a period of five

years in accordance with the bye-laws and entrust the

management of the affairs of the society to such committee.

(ii) By way of an amendment, restriction has been

imposed on members of the committee to contest the

elections for more than three consecutive terms; such is

unreasonable.

(iii) Co-operative Society is functioning in a democratic,

professional, autonomous and economically sound manner.

There is no rational behind the restrictions imposed upon

the members of the Committee of the Credit Society to

contest the elections.

(iv) The amendment does not satisfy the reasonableness

much less not based upon an intelligible differentia.

Legislation is entirely incompatible and inconsistent with

the co-operative principles which mandate ensuring

democratic member control, autonomy and independence.

In support of the contentions, relied upon judgment of the

Gujarat High Court in Pravinsinh Indrasinh Mahida v. State

of Gujarat (2021 SCC online Guj 1293).

2025:KER:38198

80. Article 14 has two clear facets which are invalid. One is over classification and the other is under classification, which is otherwise, over inclusiveness or under inclusiveness. The judicial review of over classification should be done very strictly. In the cases of under classification when the complaint is either by those who are left out or those who are in i.e. that the statute has roped him in, but a similarly situated person has been left out, it would be under inclusion. It is to say that you ought to have brought him in to make the classification reasonable. It is in such cases that the Courts have said that who should be brought in, should be left to the wisdom of the legislature because it is essentially a stage where there should be an element of practicality. Therefore, the cases of under inclusion can be reviewed in a little liberal manner. The under inclusion argument should not very readily be accepted by the Court because the stage could be experimental. For instance, if the argument is in context with Section 74C that some other category of society has been left out, the Court would say that it is under inclusion. The legislature does not have to bring in everybody to make it reasonable. The case on hand is one of active exclusion. Had the Sugar societies been left out or the voters been excluded in Section 74C at the first instance and they came in to say that the State ought to have included us, the test would have been very strict, not that it would be impervious to review. The Court would be justified in not entertaining such complaint saying that the State should be given some freedom whom to include or whom not to include. The Sugar societies have come at the stage where they are excluded. They are saying that having treated us as one, you cannot exclude us now in an arbitrary manner. This is not exclusion or inclusion at the threshold or the first stage. This is active positive leaving out single legislation single category legislation constantly eliminating where the principles do not apply of that of under inclusion.

(v) The legislature does not have to bring in everybody to

make it reasonable. It was a case where certain Society 2025:KER:38198

were left out, for, the voters were excluded, it was found

that the legislature cannot exclude one set, which would be

wholly arbitrary.

(vi) Article 43B, PART IV, Directive Principles of State

Policy envisages that the State shall endevour to promote

voluntary formation, autonomous functioning, democratic

control and professional management of co-operative

societies, which has been rightly applied by the learned

Single Bench in striking down the vires of the amendment

under challenge.

14. Sri. K. Gopalakrishna Kurup, learned Advocate

General, in rebuttal relied upon the judgment of the

Supreme Court in Union of India v. Rajendra N.Shah and

another (2021 SCC online SC 274) wherein the vires of the

constitution 97th amendment Act, 2011 which introduced

Part IX B under the Heading 'Co-operative Societies' was

held to be validly incorporated, it will not impact the

amendment which have been made under Article 19(1)(c) of

the Constitution of India.

15. We have heard the learned counsel for the

parties and appraised the paper book. The credit Societies 2025:KER:38198

in the State of Kerala as mentioned above are dealing with

collecting the money from the depositors and also

extending the facility of loan to the needy persons subject

to the adjudication of certain requirements which is in

common parlance for execution of mortgage deed or

deposits of the title deeds or any movable or tangible

property. There has been a spate of litigation at the

instance of the depositors seeking return of their money on

maturity of the fixed deposits for the Credit Societies, as

element of interest in the credit Societies is 1% more than

the Nationalized banks but despite in request, the Society

has not come forward entailing into various litigations in

this Court which has been contested and while dealing with

such litigation this Court has also been apprised that

various criminal cases have been registered against the

erstwhile members who had been holding the coveted

positions in the Society for numerous years having been

elected in each and every election and indulging into

disbursement of the loan without complying with the

statutory provisions or violating the bye-laws of the Society

resulting into initiation of surcharge proceedings as 2025:KER:38198

envisaged under Section 68 of the Co-operative Societies

Act. The same reads as under:

68. Surcharge:- (1) If in the course of an audit, inquiry, inspection or the winding up of a society, it is found that any person, who is or was entrusted with the organisation or management of such society or who is or has at any time been an officer or an employee of the society, has made any payment contrary to the Act and the rules or the bye-laws, or has caused to any loss or damage in the assets of the society by breach of trust or wilful negligence or mismanagement or has misappropriated or fraudulently retained any money or other property belonging to such society or has destroyed or caused the destruction of the records, the Registrar may, of his own motion or on the application of the committee, liquidator or any creditor, inquire himself or direct any person authorised by him by an order in writing in this behalf, to inquire into the conduct of such person.

(2) Where an inquiry is made under sub-section (1), the Registrar may, after giving the person concerned an opportunity of being heard, by order in writing, require him to repay or restore the money or other property or any part thereof, with interest at such rate, or to pay contribution and costs or compensation to such extent, as the Registrar may consider just and equitable].

(3) Where the money, property, interest, cost or compensation is not repaid or restored as per sub- section (2), the Registrar shall take urgent steps to recover such amounts from the concerned persons as arrears of public revenue due on land as specified in Section 79 of the Act.]

16. In those proceedings, it was also disclosed that

crime cases have been registered much less Enforcement

Directorate has also, in various cases, taken note as the 2025:KER:38198

misappropriation is running at crores of rupees. In order to

have checks and balances, as per the provisions of Article

243-ZK, legislature is not prevented from prescribing a

procedure and guidelines for the conduct of the elections.

17. In order to prevent the misuse of the power the

legislature in the wisdom caused an amendment by

introduction of sub Section 2A of Section 28 Act barring a

member of Society to contest the election if he or she had

been the member of the Society for three terms with an aim

to eliminate unhealthy practice which is resultant of

abnormal long continuance of a particular person in the

same office. We cannot remain unmindful of the fact that

the credit Societies are dealing with the money matters

with the members including the nominated members who

are not having voting rights. The practice of the person

holding the same post in the managing committee for a

longer period has in the past adversely affected the

working of the Society. It is in that background, a

reasonable restriction disqualifying the members from

contesting the election who have been elected member of

Society for more than three years. On the basis of some 2025:KER:38198

enquiry, it is a matter of record that the same very

managing committee members an office bearers are

continuing in the administration for a pretty long period in

the committee and large scale irregularities have been

committed.

18. In the State nearly more than sixteen thousand

(16000) Societies are functioning under the administrative

control of the Co-operative Registrars and more than five

thousand (5000) Societies under the functional Registrars.

Since the existence of credit Society is inevitable for the

very existence of our economy of the State, every steps to

eradicate unhealthy practices are to be eliminated through

legislation.

19. In Shivaji Ramachandra More (supra) the

controversy involved before the Bombay High Court was on

account of promulgation of an ordinance prohibiting the

person who had already served for two terms or more or for

6 years from continuing as members and contesting

election to various bodies of the Universities. The gist of

the findings recorded in paragraphs 5,6,7,8 and 11

disclosed that the ordinance is not prohibitive, arbitrary or 2025:KER:38198

discriminatory on the premise that there is no fundamental

right in any person to stand as a candidate for election to

Senate or Executive Council.

20. Right to contest an election is a statutory right

and not a common law right. It is a special right created by

the statute and can only be exercised on the conditions laid

down by the statute itself. Therefore, such act of the

legislature much less the purpose of the legislature in

passing a statute, is beyond the scrutiny of the Courts. It

cannot said to be discriminatory. Paragraph 11 to 13 of

the judgments reads thus:

11. The challenge based on Article 14 of the Constitution i.e. that different terms are laid down for different categories of the members and therefore, the provision is discriminatory, is also without any substance. Whatever may be the term of office the enactment uniformly lays down that no person will hold such an office and be eligible for being elected, if he is holding the office for two terms or more and to avoid any uncertainty in the matter, an outer limit is also laid down, that is, for a period of 6 years in aggregate. This is nothing but a logical extension of the terms of office laid down by the Act itself.

Therefore, it cannot be said that it is discriminatory. Persons elected from the different constituencies and to different bodies belong to different classes and therefore, there is no discrimination between the persons belonging to same class nor unequals are treated equally. Therefore we do not find any substance in the said contention also.

2025:KER:38198

12. Once it is held that a right to stand as a candidate is not a civil right but is a creature of a statute or a special law, and must therefore, be subjected to the limitation imposed by it, and there is no fundamental right to stand for election as a candidate, the challenges raised before us must stand negatived.

13. However, it was contended by Shri Agrawal that there is absolute prohibition to contest the election after the requisite period is over. In analogous law, such as Maharashtra Co-operative Societies Act, Section 73A(5), a person is allowed to contest the election after a gap of one term. At least such a provision should have been made in the present legislation. This is a matter of policy with which we are not concerned. In this context a reference could usefully be made to the following observations of the Supreme Court in , Maharashtra State Board of Secondary and Higher Secondary Education v. Paritosh Bhupesh Kurmarshetha.

"16............... The Court cannot sit in judgment over the wisdom of the policy evolved by the legislature and the subordinate regulation making body. It may be a wise policy which will fully effectuate the purpose of the enactment or it may be lacking in effectiveness and hence calling for revision and improvement. But any drawbacks in the policy incorporated in a rule or regulation will not render it ultra vires and the court cannot strike it down on t he ground that in its opinion, it is not a wise or prudent policy, but is even a foolish one, and that it will not really serve to effectuate the purposes of the Act. The legislature and its delegate are the sole repositories of the power to decide what policy should be pursued in relation to matters covered by the Act and there is no scope for interference by the court unless the particular provision impugned before it can be said to suffer from any legal infirmity, in the sense of its being wholly 2025:KER:38198

beyond the scope of the regulation making power or its being inconsistent with any of the provisions of the parent enactment or in violation of any of the limitations imposed by the Constitution......"

Further an academic institution like University cannot be equated with a co-operative society. Further forum where such a grievance could be raised is the Legislature and not the Court.

21. Similarly, as noticed above, the State of

Haryana had also caused an amendment of Section 175 of

the Haryana Panchayat Raj Act disqualifying the members

to contest for the member of the Panchayat, if he or she

had more than two living children. The said amendment

was also challenged on various grounds like discrimination,

powers of the legislation, arbitrariness etc., and in

paragraphs 21 to 25, the Hon'ble Supreme Court in the

judgment Javed (supra) held as under:

21. Before testing the validity of the impugned legislation from the viewpoint of Articles 21 and 25, in the light of the submissions made, we take up first the more basic issue - Whether it is at all permissible to test the validity of a law which enacts a disqualification operating in the field of elections on the touchstone of violation of fundamental rights?

22.Right to contest an election is neither a fundamental right nor a common law right. It is a right conferred by a Statute. At the most, in view of Part IX having been added in the Constitution, a right to contest election for an office in Panchayat may be said to be a constitutional right __ a right originating in 2025:KER:38198

Constitution and given shape by statute. But even so it cannot be equated with a fundamental right. There is nothing wrong in the same Statute which confers the right to contest an election also to provide for the necessary qualifications without which a person cannot offer his candidature for an elective office and also to provide for disqualifications which would disable a person from contesting for, or holding, an elective statutory office.

23. Reiterating the law laid down in N.P. Ponnuswami Vs. Returning Officer, Namakkal Constituency (1952) SCR 218, and Jagan Nath Vs. Jaswant Singh and Ors., 1954 SCR 892, this Court held in Jyoti Basu and Ors.

Vs. Debi Ghosal and Ors., (1982) (1) SCC 691, - "A right to elect, fundamental though it is to democracy, is, anomalously enough, neither a fundamental right nor a common law right. It is pure and simple, a statutory right. So is the right to be elected. So is the right to dispute an election. Outside of statute, there is no right to elect, no right to be elected and no right to dispute an election. Statutory creations they are, and therefore, subject to statutory limitation."

24.In Jumuna Prasad Mukhariya and Ors. Vs. Lachhi Ram and Ors., (1955) 1 SCR 608, a candidate at the election made a systematic appeal to voters of a particular caste to vote for him on the basis of his caste through publishing and circulating leaflets. Sections 123(5) and 124(5) of the Representation of the People Act, 1951, were challenged as ultra vires of Article 19(1)(a) of the Constitution, submitting that the provisions of Representation of the People Act interfered with a citizen's fundamental right to freedom of speech. Repelling the contention, the Constitution Bench held that these laws do not stop a man from speaking. They merely provide conditions which must be observed if he wants to enter Parliament. The right to stand as a candidate and contest an election is not a common law right; it is a special right created by statute and can only be exercised on the conditions laid down by the statute. The Fundamental Rights Chapter has no bearing on a right like this created by statute. The appellants have no fundamental right to be elected 2025:KER:38198

and if they want to be elected they must observe the rules. If they prefer to exercise their right of free speech outside these rules, the impugned sections do not stop them. In Sakhawat Ali Vs. The State of Orissa, (1955) 1 SCR 1004, the appellant's nomination paper for election as a councillor of the Municipality was rejected on the ground that he was employed as a legal practitioner against the Municipality which was a disqualification under the relevant Municipality Act. It was contended that the disqualification prescribed violated the appellant's fundamental rights guaranteed under Article 14 and 19(1)(g) of the Constitution. The Constitution Bench held that the impugned provision has a public purpose behind it, i.e., the purity of public life which would be thwarted where there was a conflict between interest and duty. The Constitution Bench further held that the right of the appellant to practise the profession of law guaranteed by Article 19(1)(g) cannot be said to have been violated because in laying down the disqualification the Municipal Act does not prevent him from practising his profession of law; it only lays down that if he wants to stand as a candidate for election he shall not either be employed as a paid legal practitioner on behalf of the Municipality or act as a legal practitioner against the Municipality. There is no fundamental right in any person to stand as a candidate for election to the Municipality. The only fundamental right which is guaranteed is that of practising any profession or carrying on any occupation, trade or business. The impugned disqualification does not violate the latter right. Primarily no fundamental right is violated and even assuming that it be taken as a restriction on his right to practise his profession of law, such restriction would be liable to be upheld being reasonable and imposed in the interests of general public for the preservation of purity in public life.

25.In our view, disqualification on the right to contest an election by having more than two living children does not contravene any fundamental right nor does it cross the limits of reasonability. Rather it is a disqualification conceptually devised in national interest.

2025:KER:38198

22. The pith and substance of the findings extracted

above, leaves no manner of doubt that the right to stand as

a candidate and contest election is not a common law right

but a special right created by a statute and can be only

exercised on the conditions laid down by the statute. It is

not a fundamental right as observed by the Single Bench

much less to be violative of directive principles as per

Article 43B of the Constitution of India, PART IV, Directive

Principles of State Policy. These two factors have not been

pondered while striking down the amendment in the

judgment under challenge. The whole focus had been only

on the autonomy of the Society. Meaning thereby, the

Society, in view of the autonomy granted will be like a plant

'touch me not' which is not the main purpose and object of

the introduction of amendment of the constitution of India.

No reasoning or rational has been assigned while rendering

a finding in paragraph 55 that the election of the managing

committee of any Society for the 4th consecutive term will

not develop any vested right. In case, the findings in the

said judgment under challenge is permitted to sustain, it

will render unfettered and unbridled powers to the member 2025:KER:38198

of the Society to indulge into misappropriation and will be

against the principles of administrative law. The ratio of

decidendi culled out in the judgments cited on behalf of the

respondents was basically on account of the exclusion of

certain diary and milk Co-operative Societies from the

provisions of the Andhrapradesh Co-operative Society and

therefore definitely would be violative of the Article 14 of

the constitution of India. The right to contest, for the sake

of repetition is not a fundamental right but right from the

statute.

As an upshot of findings, we set aside the findings of

the learned Single Judge from paragraphs 36 to 56 viz-a-viz

striking down the provisions of Section 28(2A) of the Act.

Consequently, all Writ appeals are allowed.

Sd/-

AMIT RAWAL JUDGE

Sd/-

sab                                   K. V. JAYAKUMAR
                                           JUDGE
                                               2025:KER:38198






PETITIONER ANNEXURES

Annexure I       True   copy    of  the   information
                 regarding the election conducted in

the Co-operative Societies forwarded by the Registrar of Co-operative Societies along with Covering Letter dated 03.04.2025 2025:KER:38198

PETITIONER ANNEXURES

Annexure A1 TRUE COPY OF THE JUDGEMENT DATED 30.10.2024 IN WP(C) NO. 21368/2024 AND CONNECTED CASES 2025:KER:38198

 
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