Sunday, 10, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Mubas M.H vs The State Of Kerala
2026 Latest Caselaw 1674 Ker

Citation : 2026 Latest Caselaw 1674 Ker
Judgement Date : 17 February, 2026

[Cites 20, Cited by 0]

Kerala High Court

Mubas M.H vs The State Of Kerala on 17 February, 2026

W.P(PIL)s. 4 & 8/2026            -:1:-

                                                        2026:KER:13939

                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                 PRESENT

          THE HONOURABLE THE CHIEF JUSTICE MR. SOUMEN SEN

                                     &

               THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      TUESDAY, THE 17TH DAY OF FEBRUARY 2026 / 28TH MAGHA, 1947

                           WP(PIL) NO. 4 OF 2026


PETITIONER:

              MUBAS M.H., AGED 28 YEARS,
              SON OF HASSAN M.K., MULADAN HOUSE,
              ASHAMANNOOR P.O, ODAKALY,
              ERNAKULAM DISTRICT, PIN - 683549.

              BY ADVS. SRI. YESHWANTH SHENOY,
                       SRI. ANOOP V. NAIR
                       SMT. SHARANNYA P.
                       SRI. ATHUL P.
                       SMT. C.A. BEEMA BEEVI
                       SMT. FERRA A. THANKAM



RESPONDENTS:

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

     2        THE PRINCIPAL SECRETARY,
              KERALA FINANCE DEPARTMENT, MAIN BLOCK,
              FIRST FLOOR, ROOM NO. 373, GOVT. SECRETARIAT,
              THIRUVANANTHAPURAM DISTRICT, PIN - 695001.

     3        THE SPECIAL SECRETARY,
              PUBLIC RELATIONS DEPARTMENT (I & PRD),
              SOUTH BLOCK, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM DISTRICT, PIN - 695001.
 W.P(PIL)s. 4 & 8/2026         -:2:-

                                                      2026:KER:13939

     4     THE SECRETARY,
           GENERAL ADMINISTRATION DEPARTMENT,
           GOVERNMENT SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

     5     PRINCIPAL ACCOUNTANT GENERAL (A & E AUDIT)
           AG'S OFFICE COMPLEX, CANTONMENT STATION RD, STATUE,
           PALAYAM, THIRUVANANTHAPURAM DISTRICT-, PIN - 695001.

    *6     M. V. GOVINDAN, S/O. K. KUNJAMBU,
           SECRETARY OF COMMUNIST PARTY OF INDIA (MARXIST),
           THE KERALA STATE COMMITTEE, STATE COMMITTEE OFFICE,
           AKG CENTRE, THIRUVANANTHAPURAM DISTRICT.

           * [IS IMPLEADED AS ADDL.R6 AS PER ORDER DATED 31/01/2026
           IN I.A 1/26 IN WP(PIL)]

           BY SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL
               ASSISTED BY SENIOR GOVT. PLEADER SMT. VINITHA B.,
               SRI. N. MANOJ KUMAR, STATE ATTORNEY.

           R6 BY ADV. SRI. T.B. HOOD,
           BY ADVS. SMT. M. ISHA,
                    SMT. SHIYON BIJU.


     THIS WRIT PETITION (PUBLIC INTEREST LITIGATION) HAVING COME UP
FOR ADMISSION ON 11.02.2026, ALONG WITH WP(PIL). NO.8/2026, THE COURT
ON 17.02.2026 DAY DELIVERED THE FOLLOWING:
 W.P(PIL)s. 4 & 8/2026             -:3:-

                                                          2026:KER:13939


                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                  PRESENT

          THE HONOURABLE THE CHIEF JUSTICE MR. SOUMEN SEN

                                      &

               THE HONOURABLE MR. JUSTICE SYAM KUMAR V.M.

      TUESDAY, THE 17TH DAY OF FEBRUARY 2026 / 28TH MAGHA, 1947

                           WP(PIL) NO. 8 OF 2026


PETITIONER:

              ALOSHIOUS XAVIER, AGED 30 YEARS,
              S/. K.S. XAVIER, KANNATTU HOUSE, VALARA. P.O,
              12TH MILE, IDUKKI DISTRICT, PIN - 685561.

              BY ADVS. SMT. TISSY ROSE K CHERIYAN
                       SMT. ASHIKA JOSHY
                       SMT. AMRUTHA SELVARAJ
                       SRI. JAIN JAISON MATHEW


RESPONDENTS:

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

     2        CONTROLLER AND AUDITOR GENERAL OF KERALA
              GOVERNMENT SECRETARIAT, THIRUVANANTHAPURAM,
              PIN - 695001.

     3        THE SECRETARY,
              FINANCE DEPARTMENT, STATE OF KERALA,
              GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001.

     4        THE SECRETARY, SOCIAL WELFARE DEPARTMENT,
              STATE OF KERALA, GOVERNMENT SECRETARIAT,
              THIRUVANANTHAPURAM, PIN - 695001.
 W.P(PIL)s. 4 & 8/2026          -:4:-

                                                      2026:KER:13939

     5     THE SECRETARY,
           LOCAL SELF GOVERNMENT DEPARTMENT, SECRETARIAT,
           THIRUVANANTHAPURAM, PIN - 695001.

    *6     THE SECRETARY, KERALA STATE COMMITTEE,
           COMMUNIST PARTY OF INDIA (MARXIST), AKG CENTRE,
           A.RAGHAVAN ROAD, THIRUVAVANTHAPURAM.

           * [IS IMPLEADED AS ADDL.R6 AS PER ORDER DATED 31/01/2026
           IN I.A 1/26 IN WP(PIL)]


           BY BY SRI. K. GOPALAKRISHNA KURUP, ADVOCATE GENERAL,
                ASSISTED BY SENIOR GOVT. PLEADER SMT. VINITHA B.,
                SRI. N. MANOJ KUMAR, STATE ATTORNEY.

           R6 BY ADV. SRI. T. B. HOOD
           BY ADVS. SMT. M. ISHA
                    SMT. SHIYON BIJU


     THIS WRIT PETITION (PUBLIC INTEREST LITIGATION) HAVING COME UP
FOR ADMISSION ON 11.02.2026, ALONG WITH WP(PIL). NO.4/2026, THE COURT
ON 17.02.2026 DELIVERED THE FOLLOWING:
 W.P(PIL)s. 4 & 8/2026         -:5:-

                                                     2026:KER:13939




                            JUDGMENT

Dated this the 17th day of February, 2026

Soumen Sen, C.J.

Whether a political party should be the face of the

Government and influence the Government in designing its

events to suit the political needs of the party, and whether, in the

process of implementing such policies, the utilisation of the

public exchequer without sanction under the Rules of Business

can be justified, are the issues raised in this Public Interest

Litigation (PIL).

2. Since common questions concerning the 'Nava Keralam

'New Kerala' - Citizen Response Programme' (herein after referred

to as the 'Nava Keralam Programme'), implemented by the State

through its Information and Public Relations Department, arise

for consideration in both these Public Interest litigations, they are

heard and disposed of together.

3. Petitioners allege that the Nava Keralam Programme, for

which an amount of around ₹20 Crores has been earmarked for

2026:KER:13939

expenditure, is a political campaign of the ruling party/political

front, masquerading as a Government Programme and that it had

been launched with the singular objective of furthering the

political interests of the ruling political party/Front utilising

public funds at a time when State is in doldrums and the

Legislative Assembly Elections, 2026, are on the anvil.

4. The State, on the other hand, maintains that the Nava

Keralam Programme is a development and welfare study intended

to obtain development suggestions and ideas from the people, to

seek their opinions on welfare projects, to understand

development needs locally, and to plan and collect opinions from

the public. The said programme, according to the State, is an

essential welfare study intended to augment and facilitate the

development measures already undertaken, and thus being a

'Policy matter', is beyond the scope of consideration by this Court

under Article 226 of the Constitution of India.

5. While W.P(PIL) No.4 of 2026 principally seeks to quash

Exhibit P1 order dated 10.10.2025, issued by the Department of

Information and Public Relations, launching the Nava Keralam

2026:KER:13939

Programme, the prayer in W.P(PIL) No.8 of 2026, inter alia, is to

restrain the respondents from 'misusing public funds for personal

and political gain of the ruling party/front' under the garb of the

selfsame programme. Interim prayers seeking to direct the

Government to keep in abeyance all further proceedings pursuant

to Exhibit P1 order and not to release funds from the public

exchequer/Government treasury to pursue the Nava Keralam

Programme have also been sought.

6. Respondents entered in appearance and filed counter-

affidavits in both the Writ Petitions. The State has also filed an

additional counter-affidavit in response to the petitioners' reply

affidavit. Noting that one among the contentions put forth to

challenge Exhibit P1 order covering the Nava Keralam Programme

was Exhibit P2 letter dated 23.09.2025 issued by the Secretary

of the Communist Party of India (Marxist), Kerala State

Committee, and since neither the author of the said document

nor the political party on whose behalf it had been issued had

been arrayed as a party in either of the Writ Petitions, this Court

vide order dated 31.01.2026 permitted the petitioners to carry out

2026:KER:13939

necessary impleadment. Pursuant thereto, the additional 6 th

respondent was impleaded, and he entered in appearance

through counsel. A counter affidavit dated 10.02.2026 has also

been filed by the 6th respondent.

7. We heard Sri. Yeshwanth Shenoy, learned counsel and

Mr. Jain Jaison Mathew, learned counsel on behalf of the

petitioners, Sri. K. Gopalakrishna Kurup, learned Advocate

General assisted by Smt. Vinitha B., learned Senior Government

Pleader appearing for the State respondents and Sri. T.B. Hood,

learned counsel appearing for the additional 6th respondent.

8. Sri.Yeshwanth Shenoy, the learned counsel for the

petitioner in W.P.(PIL) No.4 of 2026, assails Exhibit P1 order

concerning Nava Keralam Programme on more than one count.

Firstly, he contends that the additional 6 th respondent - party

secretary had issued Exhibit P2 letter on 23.09.2025, i.e, much

prior to the issuance of Exhibit P1 order dated 10.10.2025 by the

Government. Thus, according to him, the ruling party/front had

an "insider knowledge" of the Nava Keralam Programme and had

been preparing its members/supporters beforehand to flood the

2026:KER:13939

'Volunteer force', thereby turning the said programme into a

party political campaign for the Assembly elections that are on

the anvil.

9. Secondly, Sri. Shenoy submits the use of the 'Samoohya

Sannadha Sena Portal' for selecting volunteers for the

implementation of the Nava Keralam Programme is illegal, as the

said Portal had been established through a Government Order

issued in the year 2020 for the specific purpose of forming a

Social Volunteer force to provide assistance in natural disasters

in the State and to help in any local crisis. The registration of

volunteers by the said online portal launched by the Kerala State

Disaster Management Authority, according to the learned

counsel, was made in the context of the Okhi Cyclone, the floods

and torrential rains and is not intended to create a force to

conduct a door-to-door feedback collection programme for policy

refinement or to advertise the so-called achievements of the

Government as prelude to elections. The same according to the

learned counsel, is an arbitrary and colourable exercise of power

to score political brownie points.

2026:KER:13939

10. Thirdly, the learned counsel challenges Exhibit P1 order

as violative of the Rules of Business evolved by the Government

of Kerala and thus contradicting the mandates of Article 166 (3)

of the Constitution. The conduct of the Programme under the

Head "Special PR Campaign", he submits, runs contrary to the

Rules of Business of the Government of Kerala. The Programme,

according to the learned counsel, by its very nature and scope,

falls within the purview of the Planning and Economic Affairs

Department and not under the Department of Information and

Public Relations. In Exhibit P1 order, the Nava Keralam

Programme has been evolved as one to be undertaken with the

said Department as Nodal agency authorising the said

Department to utilise ₹20 Crores from the title 2220-01-001-96

under the 'Special PR Campaign'. The learned counsel relied

upon the dictum laid down by the Hon'ble Supreme Court in

MRF Ltd. v. Manohar Parrikar and Others1 and terms such

inclusion overlooking the Rules of Business Manual as illegal and

done with oblique motives.

11. The fourth and final contention put forth by Sri. Shenoy 1 (2010) 11 SCC 374

2026:KER:13939

concerns the Budgetary allocation made in Exhibit P1 order. It is

submitted that such allocation violates Articles 204 and 205 of

the Constitution, as it does not comply with the mandates therein

that all fund allocation requires prior authorisation from the

Legislature. Insofar as no legislative sanction had been accorded

on the non-budgetary expenditure to be incurred for the Nava

Keralam Programme, it is contended that there has been a gross

violation of the constitutional provisions.

12. Thus, according to Sri. Shenoy, Exhibit P1 order

unequivocally points to the hidden agenda to orchestrate a large-

scale, state-sponsored access of households by officially

implanting the cadres of the ruling party under the legitimising

label of a "social volunteer force" under the garb of implementing

a welfare Programme. The five-tier structure of the Programme,

headed by an official designated by the Government, and

comprising volunteers selected from the Social Volunteer Force

Web Portal, who as per Exhibit P2 shall be LDF supporters is,

according to the learned counsel, a tailor-made mechanism to

disseminate party propaganda on behalf of the ruling party/ front

2026:KER:13939

and contradicts the Rules of Business of the Government of

Kerala. The design and implementation of the Programme, which,

according to the learned counsel, further has the propensity to

invade the citizens' right to privacy guaranteed under Article 21 of

the Constitution, are also put forth. The Programme is thus

termed by the learned counsel as a pre-electoral data harvesting

and voter outreach conducted by the ruling political party at the

expense of public funds. He thus seeks to quash Exhibit P1 order

and pray for a direction to keep in abeyance all further

proceedings pursuant to Exhibit P1 order and not to release

funds from the public exchequer/Government treasury to pursue

the Programme.

13. The learned Advocate General Sri. Gopalakrishna Kurup

vehemently refuted the contentions of the petitioners based on

the affidavits filed and, at the threshold, raised a maintainability

question, pointing out that the locus standi of the petitioners is

non-existent or precarious. As regards the contentions based on

Exhibit P2 letter issued by the Secretary of a political party, it is

submitted by the learned Advocate General that the letter and its

2026:KER:13939

contents are totally inconsequential and irrelevant while

challenging a Government Order or programme, and that the

Government cannot be called upon to explain its programmes,

basing on a circular issued by a Political party to its own cadres.

14. As regards the allegation that the 'Samoohya Sannadha

Sena Portal' used for selecting volunteers for the implementation

of Exhibit P1 Programme, being not suited for implementation of

the Nava Keralam Programme, it is submitted by the learned

Advocate General that the said portal was established as early as

2021 onwards by the Government through Exhibit R1(c)

Government Order dated 01.01.2020. The volunteers registered

therein are called in for various activities like disaster

management, epidemic management, house door service delivery

and palliative care. The portal is not intended exclusively for the

Nava Keralam Programme, and people register on the said portal

for many similar activities. It is for the volunteers to decide

whether to participate therein or not, and the portal is a

continuing mechanism for the development of the State of Kerala.

No volunteers are excluded, and all enrolled volunteers continue

2026:KER:13939

to be retained and recognised within the platform. Not even an

allegation has been put forth in the Writ Petitions that any person

had been denied registration in the portal or that he or she had

been refused permission to participate as a volunteer in the Nava

Keralam Programme after registration in the portal. The

volunteers have been requested to indicate whether they are

interested in the activity as part of Nava Keralam Programme, and

if so inclined, they are permitted to participate without any

remuneration. The contention that the Programme envisaged vide

Exhibit P1 order cannot be implemented through volunteers

registered under 'Samoohya Sannadha Sena Portal' is thus

unsustainable, submits the learned Advocate General.

15. As regards the alleged violation of the mandates in

Article 166(3) of the Constitution, it is submitted by the learned

Advocate General that the business of the Government of a State

is to be transacted in conformity with the Rules of Business

framed in the said respect and matters requiring Cabinet

decisions are specifically enumerated in Schedule II of the Rules

of Business of the Government of Kerala. Exhibit P1 Nava

2026:KER:13939

Keralam Programme has on 08.10.2025 duly received the

approval of the Cabinet and the contention that there has been a

violation of Article 166(3) it is submitted, is thus unsustainable.

16. With respect to budgetary allocation, it is submitted by

the learned Advocate General that the procedure relating thereto,

as well as regarding additional authorisation and control of

expenditure are governed by the Kerala Budget Manual. Reliance

is placed on paragraphs 69, 70, 71 and 72 of the Kerala Budget

Manual and it is submitted that the proposal for additional

authorization was moved with the concurrence of the Finance

Department and expenditure has been incurred only and when

funds are made available by the Finance Department. It is

submitted that the Nava Keralam Programme, having received

duly envisaged cabinet approval, administrative sanction as well

as financial sanction and since all procedures under the Budget

Manual and Financial Code have been followed, there has been

no illegality or financial impropriety either in the program or in its

approval or implementation.

17. The learned Advocate General further proceeds to justify

2026:KER:13939

the need and necessity of the Nava Keralam Programme and

submits that as per Exhibit P1 order, it has been decided to be

organised from 1st January to 28th February 2026 with the

objective of collating ideas/recommendations for development,

seeking opinion about development/welfare programs, conducting

planning for realising development by understanding development

needs and gathering suggestions to make welfare measures more

effective. After receiving cabinet approval for the programme,

Government Orders dated 10.10.2025 (Exhibit P1) and

25.10.2025 [Exhibit R1(a)] had been issued, granting

administrative approval to the same. The Government had also

issued Exhibit R1(b) Proceedings dated 06.11.2025 detailing the

tentative budgets under various heads, which are not challenged

in the Writ Petitions. The Programme it is submitted, was being

implemented transparently, utilising the service of members of

the 'Social Volunteer Force' from the web portal constituted as per

Exhibit R1(c) dated 01.01.2020 to assist in natural disasters in

the state and to help any local crisis. There is no political

interference in the state-wide study, and the Writ Petitions lack

even a prima facie allegation or material to substantiate that the

2026:KER:13939

recruitment of volunteers is politically coloured. The call for

registration as volunteers was and is open to all, and no selection

is made on any party affiliation basis. The programme is to

collect opinions and suggestions for the development of Kerala,

and no campaign is intended. No political party messages are

given, and no mention of any political party is made. Hence, it is

submitted by the learned Advocate General that there is no

violation of the rights of citizens under Articles 14 and 21. The

learned Advocate General places reliance upon the dictum laid

down by the Hon'ble Supreme Court in State of Himachal

Pradesh & Anr. v. Umed Ram Sharma & Ors. 2, wherein the

question whether, in view of the provisions of Articles 202 to 207

of the Constitution, the High Court had power to issue

prerogative writs under Article 226 of the Constitution to direct

the State Government either to allot any particular sum for

expenditure on account of particular project or to allot amounts

in addition which have already been allotted under the current

financial budget of the State Government and thus to regulate

even the procedure in financial matters of State, which according

2 (1986) 2 SCC 68

2026:KER:13939

to the Government were the exclusive domain of the Legislature

as contained in Articles 202 to 207 of the Constitution was

answered pointing out that the Court must know its limitations in

these fields. In the said case, the Hon'ble Supreme Court had

directed that the High Court may not take any further action and

leave it to the judgment of the priorities and initiative of the

Executive and the Legislature to pursue the matter. It is thus

prayed by the learned Advocate General that the Writ Petitions

are only to be dismissed

18. On behalf of the Party Secretary, ie., the addl. 6 th

respondent, it is submitted by Sri.T.B. Hood, the learned counsel,

that the involvement of the sympathizers of a political party in the

execution of a programme conceived by the Government is

not illegal or prohibited, and that the strategy planned unveiled

by the Information and Public Relations Department for the

period from August 2025 to February 2026, inter alia included

feedback survey by Public Relations Information Service

Management (PRISM) and that the said information was in the

public domain. It is also submitted that there is a substantial

2026:KER:13939

difference in the nomenclature of the Programme mentioned in

Exhibit P1 order and Exhibit P2 letter issued by the Party

Secretary, and that this fact belies the allegation that the program

was conceptualised, coordinated and operationalised in direct

consultation and collaboration with the political party and is not

one carried out independently by the State. He thus prays that

the Writ Petitions may be dismissed with costs.

19. We have heard the learned counsel appearing for both

sides in detail and have considered the contentions put forth.

20. We note that in these Writ Petitions, the petitioners seek

to analyse the decision of the Government through the prism of

certain communications made by the respondent-political party,

which culminated in the introduction of Nava Kerala - citizen

response program - Program for Development and welfare

studies, ostensibly to ascertain the conditions of the people and

the implementation of welfare measures. We were persuaded to

open the can and examine the truth behind the introduction of

such a scheme.

21. At the outset, we place on record our initial reluctance

2026:KER:13939

to enter into the business of the Government and into matters

concerning the allocations of funds by the Government to achieve

the object of its various development schemes unless the same

are starkly arbitrary, unreasonable and violative of constitutional

or legal mandates. The facts and circumstances under which the

present W.Ps are filed, the timing and chronology of the events, as

well as the fact that the matter involves crores of rupees from the

public exchequer, lead us to believe that a closer scrutiny of the

allegations made is necessitated.

22. As regards the locus standi of the Petitioners, we note

that a general public cause of importance has been raised by the

petitioners who are citizens, and that the mandates with respect

to locus are sufficiently met, rendering the cause put forth fit to

be raised by the petitioners. As regards the contention that the

subject matter falls within the policy realm and is thus beyond

the jurisdiction of this Court under Article 226, we note that

though generally economic policy matters are seldom subjected to

writs, it is open to this Court to examine at the threshold whether

the subject matter falls within the said realm and even if it is

2026:KER:13939

found so, whether the same is affected by the vice of

arbitrariness, unreasonableness, violation of fundamental rights

and/or violation of statutory provisions. Since it is the specific

case of the petitioners that Exhibit P1 order has been issued to

expend ₹20 Crores of public funds in violation of law and relevant

norms, especially the rules of the Business of Government of

Kerala, at a time when elections are knocking at the door, we

deem it proper to entertain these Writ Petitions and to examine

the contentions put forth.

23. The State justifies its actions based on a cabinet

decision taken for allotment of ₹20 Crores ostensibly to

undertake development and welfare study intended to collect

information and suggestions from the public relating to the

development and welfare initiatives. It has been strenuously

argued on behalf of the State that participation in a programme is

totally voluntary, no remuneration is being paid or no personal

data is collected. The assertion that the programme is connected

with the electoral activities is without factual or legal basis. Since

the foundational basis of the Writ Petitions appears to be the

2026:KER:13939

alleged disclosure of inside information by the Cabinet to the

concerned political party--namely, that the State Government

would be organising a survey to gather detailed opinions on

development and welfare schemes, and that the "New Kerala

Karma Sena" was being formed to organise the said service, titled

the Nava Keralam Vikasana Survey (New Kerala Development and

Welfare Survey)--supporters of the said political party who were

willing to work on a voluntary basis, either officially or

unofficially, were to be recruited for the Karma Sena from 1

October 2025 to 1 March 2026.

24. We had impleaded the said political party to enable it to

file an affidavit stating as to whether the newspaper reports and

other documents produced by the petitioner, which preceded the

announcement of the scheme, were true and correct. The affidavit

filed by the addl. 6th respondent party Secretary, we note is

sketchy, in which the veracity and authenticity of the contents of

the documents, admittedly preceding the announcement of the

scheme, have been intentionally overlooked or evasively denied.

The statements made therein are by and large only repetitions of

2026:KER:13939

the stand taken by the State Government in its various affidavits.

25. The Writ Petition has disclosed a letter (Exhibit P2)

which, inter alia, calls on party affiliates to participate in the

Programme to be launched by the Government and to ensure that

the LDF supporters who are willing to work voluntarily, either

officially or unofficially, are recruited to the 'Karma Sena'

(Volunteer force) from October 1, 2025 to March 31, 2026. The

said letter also instructs the party members to urgently register

on the 'Social Volunteer Force' web portal and to coordinate with

the Programme and states that the party's own list of volunteers

was to be finalised by 30.09.2025. It stands unrefuted that even

before Exhibit P1 order dated 10.10.2025, laying out the

schedule, conduct and objectives of the Programme had been

issued, the party had issued Exhibit P2 letter on 23.09.2025.

26. The order Exhibit P1 has been issued by the 3 rd

respondent, Special Secretary to the Information and Public

Relations Department, stating that the said Department has been

authorised to utilise ₹20 Crores from the title 2220-01-001-96

'Special PR Campaign' for implementation of the Programme. The

2026:KER:13939

Programme, as contended by the State in its counter affidavit and

reply, is primarily intended as a welfare study for data collection

to ascertain the effectiveness of development and welfare

schemes. In the reply affidavit, it has been further contended that

the Department of Information and Public Relations, having been

specifically allocated with matters relating to Public

communication, Public outreach, Feedback mechanisms,

Community listening and Citizen Management, the Programme

squarely falls within such allocated business, and the said

Department is, therefore, fully competent to implement the

program.

27. The Government, in a welfare State, undoubtedly has

the power to undertake welfare measures and to devise

programmes to reach out to the people in order to gather the

responses of citizens with regard to the welfare measures

undertaken. One cannot find out any fault with the exercise of

such power. The Rules of Business, insofar as the budgetary

allocation is concerned, would also demonstrate that the

Government under the Document No.23 - Information and

2026:KER:13939

Publicity, is entitled to spend about ₹4.60 Crores under the sub-

major and minor heads "Special Public Relations Campaign". It

assumes relevance to examine the relevant entries in the Rules of

the Business of Government of Kerala to appreciate the inter se

contentions put forth by the parties.

28. The Rules of the Business of Government of Kerala

(Amended as on 31.01.2025), in its Schedule, enumerates the

following businesses as assigned to the Information and Public

Relations Department:

"1. Advertisement policy and issue of government advertisements?

2. Community listening scheme.

3. Establishment papers relating to Public Relations Department and District Information Officers.

4. Issue of press releases.

5. Organisation and control of radio rural forums.

6. Organisation of and participation of exhibitions.

7. Participation in Republic Day celebrations at New Delhi.

8. Repress and registration of POCSO Act.

9. Production and distribution of pamphlets and other publicity materials? 10. Publication of monthly journal Janabatham.

11. Publication and photographic coverage.

2026:KER:13939

12. Running of information Center at State Capital and supply of general information to public.

13. Scrutiny of newspapers and periodicals.

14. Tagore Theatre, Kerala media Academy.

15. Journalist Accreditation, Health Insurance Schemes for Journalists and Non Journalist Pension and Membership, Internship"

[Emphasis added]

29. Similarly, as regards the Planning and Economic Affairs

Department, the Schedule to the Rules of the Business of

Government of Kerala enumerates the following business under

the sub-title 'Planning':

"A. Planning

1. Department of Economics and Statistics

2. Database and digitisation of data for Planning

3. Computerisation for planning, plan monitoring and computer based data system including State and District Informatic Centres

4. Economic and financial policy issues including Centre State financial relations

5. Economic Survey and studies for preparing the Survey including study of the State and Central budget and preparation of yearly review on the level of taxation and related matters

6. N.D.C. and its committees

7. Formulation of Development Plans, Perspective Plans, Five Year Plans and Annual Plans

8. Integration of physical, economic, social and environmental planning

9. Examination of schemes/projects to be included in the plans

2026:KER:13939

10. Plan resources and mobilisation

11. Monitoring and evaluation of plan programmes

12. Multilevel Planning State, District, Block and local levels

13. Manpower and Employment Planning

14. District Development Council

15. Projects, measures for improving projects formulation, project analysis and appraisal

16. State Planning Board

17. Western Ghats and Special Area Programme - Co-ordination of work and scrutinising of schemes and projects

18. State Land Use Board and Centre for Land Use and Environment Studies

19. Monitoring and evaluation of Special Component Plan and Tribal Sub Plan

20. Co-ordination, implementation and monitoring of all NITI Ayog initiatives.

21. Design and incorporation of State of art methods and processes into the planning and its Implementation.

22. District Development Council and monitoring projects through District Development Commissioners.

23. Vision Varkala Infrastructure Development (VIVIVD) Corporation Ltd.

24. Keala Development and Innnovation Strategic Council (K- DISCI)"

30. As regards the Programme Implementation, Evaluation

and Monitoring Department, the Schedule to the Rules of the

Business of Government of Kerala enumerates the following

business:

"1. Monitoring and evaluation of all infrastructure projects PPP and non-PPP including priority projects.

2. Implementation and monitoring of Sustainable Development Goals SDGs.

2026:KER:13939

3. Monitoring of all missions of Nava Keralam Karma Padthathi and such missions announced by the Government.

4. Preparation of performance indices of various departments, Government agencies and district offices based on effectiveness of programme and project implementation.

5. Designing incentives for encouraging performance in programme and project implementation of departments, government agencies and district offices.

6. Inducting professional management services and resources for programme and project implementation.

7. District Development Commissioners."

31. It is thus discernible from the Rules of allocation of

Business to various Departments that the matters like, Database

for Planning, Formulation of Development Plans, Perspective

Plans, Monitoring and Evaluation of Planned Programs, Project

Measures for Improving Projects, Project analysis and appraisal,

etc., most of which could be related to the purpose of Exhibit P1

order falls squarely within the allocated business of the

Department for Planning and Economic Affairs and the

monitoring of all missions of Nava Keralam Karma Padthathi and

such missions announced by the Government fall within the

allocated business of the Programme Implementation, Evaluation

and Monitoring Department. Even as per the counter-affidavit of

2026:KER:13939

the State, the objective of Exhibit P1 order is to collect ideas,

opinions and suggestions, to study the opinions to make welfare

schemes efficient, and to form public opinion on employment and

development projects and all of the same, fall squarely within the

scope of the business of the Planning and Economic Affairs

Department or Programme Implementation, Evaluation and

Monitoring Department and not within the business of the

Department of Information, Public Relations to which ₹20 Crores

is found to have been allocated.

32. Exhibit P1 order which inter alia stipulates the

approving of the Information and Public Relations Department as

the Nodal Office of the program and to allot ₹20 Crores for the

conduct of the Programme under the Head "Special PR

Campaign" thus runs contrary to the Rules of Business of the

Government of Kerala. The Nava Keralam Programme, the

proclaimed object of which is to collect ideas, opinions, and

suggestions from the people to realise the goal of 'Nava Keralam',

to study the opinions on making the development and welfare

schemes presently implemented more effective, to seek opinions

2026:KER:13939

on whether the development and welfare schemes are available in

all areas as per the requirements, and to form public opinion on

new employment opportunities/development schemes, thus

ought to have been a programme under the Planning and

Economic Affairs Department/the Programme Implementation,

Evaluation and Monitoring Department. However, the same had

been brought under a sub-head of Information & Public Relations

Department by putting it under the 'Community listening

Scheme' apparently to enable an easy allocation under the

convenient Special PR Campaign head.

33. Though a contention has been put forth on behalf of the

State that 'Community listening scheme' is a business that falls

within the Department of Information Public Relations, and that

the Programme covered vide Exhibit P1 order would thus fall

within the ambit of the said business, the said argument cannot

be countenanced in view of the very evident and express

businesses set apart for the 'Planning and Economic Affairs

Department'/Programme implementation, Evaluation &

Monitoring Department, within which the purported mandates of

2026:KER:13939

Exhibit P1 squarely fall. It is trite, as laid down by the Hon'ble

Supreme Court in the case of MRF Ltd. (supra), that compliance

with the rules of business framed under Article 166(3), especially

where public finance is involved, is mandatory and goes to the

root of executive decision-making.

34. M.R.F. Ltd. (supra) had also considered the earlier

decision of the Hon'ble Supreme Court in R. Chitralekha v.

State of Mysore3 and observed that the said decision cannot be

relied upon to support the contention that the Rules of Business

framed under clause (3) of Article 166 of the Constitution of India

are merely directory. The decision in R. Chitralekha (supra) was

rendered in the context of interpretation of Articles 166(1) and

166(2) and, therefore, would not be applicable.

35. The debate as to whether the decision of the Chief

Minister constitutes the decision of the Cabinet and that there

can be no Cabinet de hors the Chief Minister and whether Article

166(3) of the Constitution is merely an enabling provision

incapable of being mandatory, has been set at rest by the

decision in M.R.F. Ltd. (supra).

3 AIR 1964 SC 1823

2026:KER:13939

36. In a subsequent decision in Narmada Bachao

Andolan v. State of Madhya Pradesh4, the views expressed in

R. Chitralekha (supra) and M.R.F. Ltd. (supra) were considered

and it was observed as follows:

"We have considered the larger Bench judgment of this Court in R. Chitralekha (supra) and taken note of the fact that MRF Ltd. (supra) is distinguishable from the case at hand since that case dealt with rules pertaining to financial implications for which there were no provisions in the Appropriation Act, and so the rules required mandatory compliance. Here, there is no issue of financial repercussions. The issue here is whether the Council of Ministers is permitted to delegate the power to amend its decision to a Committee of Ministers consisting of the Ministers in charge of the Departments concerned and the Chief Minister, and whether such amendment needs to be consistent with the Rules of Business framed under Art.166 of the Constitution of India. The case law provides that delegation is permissible and that Rules of Business are directory in nature."

(Emphasis supplied)

37. The contention that Cabinet Approval had been received

on 08.10.2025 pursuant to which Exhibit P1 and subsequently

4 (2011) 12 SCC 333

2026:KER:13939

Exhibits R1(a) and (b) orders dated 25.10.2025 and 06.11.2025

had been issued, setting apart ₹20 Crores and detailing the

tentative budgets under various heads for meeting the expenses

of the Program, are not explanations sufficient to validate the

incurable lack of authority and jurisdiction. As laid down by the

Hon'ble Supreme Court in M.R.F. Ltd. (supra) compliance with

the rules of business framed under Article 166(3), especially

where public finance is involved, is mandatory and prior approval

of the cabinet or post facto justification, administrative

explanation or executive endorsement, as seen vide Exhibit R1(b)

order, will not cure the inherent defect. Exhibit P1 order to the

extent it authorises the Information and Public Relations

Department to utilise ₹20 Crores under the relevant title and

head 'Special PR campaign for implementation of the Nava Kerala

Citizens Response Programme' is inherently flawed and

unsustainable for the very evident violations of the Rules of

allocation of Business and concomitant Budget allocation.

38. In the instant case, before we hold us back to the

arguments as to whether the Cabinet was justified in approving

an amount far in excess of the funds earmarked in the budget,

2026:KER:13939

the larger issue seems to be the purpose for which the State fund

is sought to be utilised. Admittedly, this exercise was not

undertaken earlier and issued near to the declaration of assembly

elections. Moreover, the portal through which the applications are

invited for the selection of Karma Sena was not intended for the

purpose for which the present exercise is sought to be carried

out. The portal was created on 1 January 2020 by the General

Administration Department for the purpose of forming a social

volunteer force to provide assistance during national disasters in

the State and to extend help in any local crisis. The relevant

portion of the order which forms the basis of creating the said

portal are as follows:

"In the last 3 years, Kerala has faced repeated natural disasters. Cyclone Okki, the 2018 floods, the 2019 torrential rains and widespread landslides have resulted in the loss of many precious lives, livelihoods of the people, and the loss of infrastructure across the country. We have to find ways to reduce the severity of disasters and survive. In this regard, along with the opinions of experts and measures to identify and implement environmentally friendly lifestyles, an effective disaster response system needs to be organised. As part of this, in addition to providing assistance in natural disasters, a social volunteer force will be formed to help in any local crisis, as follows."

2026:KER:13939

39. Presently, the State is not faced with any such natural

disaster or any local crises. It is in the nature of a survey for the

collection of the data by a procedure which has already indicated

in several communications and circulars issued by the political

party concerned to all the district committees for information.

The existence of the said circular, much before the introduction of

the New Kerala Scheme, cannot be disputed.

40. As regards Budgetary allocation, the learned Advocate

General had submitted that an additional allocation of around

₹14 Crores made to the Information and Public Relations

Department in excess of ₹4.6 Crores already allotted to the same

Department, does not require prior sanction of the Legislature

and it would suffice if in the course of the current financial year,

the same is brought to the notice of the Legislature and an

approval post expenditure is obtained. In this context, it is

relevant to note that Article 203 of the Constitution relating to

procedure in Legislature with respect to estimates in Sub-Article

(2) stipulates that so much of the said estimates as relate to other

expenditure shall be submitted in the form of demands of grants

2026:KER:13939

to the Legislative Assembly, and the Legislative Assembly shall

have power to assent or refuse to assent to any demand or to

assent to any demand subject to a reduction of the amount

specified therein. It is also relevant to note that Article 204

relating to appropriation of bills in Sub-Article (3) stipulates that,

subject to the provisions of Articles 205 and 206, no money shall

be withdrawn from the Consolidated Fund of the State, except

under appropriation made by law passed in accordance with the

provisions of the said Article. It is also relevant to note that Article

205 of the Constitution relating to Supplementary, Additional or

Excess Grants in Sub Article (1) mandates that,-

"The Governor shall,

(a) if the amount authorized by any law made in accordance with the provisions of Article 204 to be expended for a particular service for the current financial year is found to be insufficient for the purpose of that year, or when a need has arisen during the current financial year for supplementary or additional expenditure upon some new service not contemplated in the annual financial statement for that year, or

(b) If any money has been spent on any service during a financial year in excess of the amount granted for that service and for that year, caused to be laid before the House or the House of the Legislature of the State Another statement showing

2026:KER:13939

the estimated amount of that expenditure or caused to be presented to the Legislative Assembly of the State demand for such excess, as the case may be."

41. It is relevant to note here that the Kerala Budget

Manual issued by the Government of Kerala on 15.09.1999

elaborates the criteria to be adopted in the matter of treating any

item of expenditure as 'new service', which is determined based

on the recommendation of the Public Accounts Committee. It

reads as follows:

"If any new proposal involving expenditure during the course of a year arises, an important question to be considered is whether the expenditure has been contemplated in the annual financial statement or whether it forms part of a grant voted. If the proposal is outside the scope of the grants, or if it has been contemplated in the annual financial statement presented to the legislature, it is clearly a new service for which a demand for funds has to be placed before the legislature. It may in some cases be that extra expenditure on the new item can be met by savings within the demand. Still expenditure cannot be incurred on the item as it will constitute a new service. And it is necessary that a supplementary demand for a token sum should be presented before the legislature. The essence of this requirement is that without a vote the legislature, money shall not be spent beyond the scope of the grant sanctioned by the legislature. "

(Emphasis supplied)

2026:KER:13939

42. When confronted with the fact that the Manual evolved

by the State Government to govern its fiscal affairs itself

mandates that without a vote of the Legislature, no money be

spent beyond the scope of the grant sanctioned by the

Legislature, the learned Advocate General had responded that the

Manual does not have the force of law and its strict compliance

cannot be insisted on.

43. The facts and circumstances as discernible from the

documents produced and the stand taken by the State when

confronted with the apparent violations of norms in force, lead us

to conclude that much is left to be desired when it comes to fiscal

discipline that is expected to be followed by the Government while

handling public funds.

44. In addition to the fact that amounts are being allotted to

departments overlooking the Rules of Business, we note with

concern that budgetary allocations to Departments are also not

being scrupulously adhered to, and even Rules/norms voluntarily

made to enforce self discipline in fiscal matters, are being given a

go by with alacrity.

2026:KER:13939

45. In addition to the above, we note that the Volunteers for

the Programme are to be chosen from the 'Karma Sena- Social

Volunteer Force' from the web portal constituted as per Exhibit

R1(c) dated 01.01.2020, which was constituted for meeting a

different purpose. The object and purpose of the Nava Keralam

Programme being totally different from that which was intended

to be performed and undertaken by the 'Karma Sena Volunteers'

under Exhibit R1(c) dated 01.01.2020, it was incumbent on the

Government to clarify the same and give wide publicity to the

enlistment of Volunteers specifically for the purpose of carrying

out the object of the said programme under Exhibit P1 order. The

counter affidavit and reply filed by the State do not reveal any

steps taken in the said direction towards facilitating wide

publicity for the volunteer enlisting process under Exhibit P1

order, whereas the alleged selective leaking of information to the

party cadre based on Exhibit P2 letter gives apparent credence to

the allegations of oblique motives.

46. As regards the Budget allocation, we find merit in the

contention put forth by the learned counsel for the petitioners

2026:KER:13939

that such allocation generally cannot supersede or override, the

specific Rules of Business and that funds cannot be allocated to a

Department for a purpose specifically assigned under the Rules of

Business to another Department, as the same would entail and

violation of the established administrative framework. Read along

with the mandatory Rules of business as explained above, the

allocation of ₹20 Crores under the head 'Special PR campaign' to

the Department of Information, Public Relations, for a business

that essentially falls within the business of the Planning and

Economic Affairs Department. Programme Implementation,

Evaluation and Monitoring Department does indeed point to a

colourable exercise of executive power as alleged by the

petitioners.

47. The learned Advocate General, in relying upon the

decision in Umed Ram Sharma (supra), possibly wants to

remind us that, in the Indian Constitution, the Council of

Ministers is "a hyphen which joins, a buckle which fastens, the

legislative part of the State to the executive part". It is contended

that the decision of the Cabinet to spend on any service,

2026:KER:13939

including a new service not contemplated in the annual financial

statement for that year, is entirely in the domain of the Cabinet

and that the Court should draw inspiration from "consecrated

principles" of not entering into the wisdom of the Cabinet to incur

additional expenditure for the service for Special PR (Public

Relations) Programme. The Cabinet knows best the needs of the

people.

48. In the instant case, the purported decision of the

Cabinet was neither placed before the Legislature, though the

Legislature was in session at the relevant time, nor it was even

placed subsequently for its consideration. The Cabinet cannot

proceed on the assumption that its decision involving additional

expenditure would ultimately be approved by the Legislature.

The procedure to be followed in financial matters have been

discussed in Articles 202 to 207 of the Constitution of India. The

Ministers constituting the Cabinet act on the principle of

collective responsibility and the most important questions of

policy are all formulated by them under Article 202 of the

Constitution of India.

2026:KER:13939

49. The sums required for carrying on the business are

entered in the annual financial statement which the Ministry has

to lay before the House or Houses of Legislature in respect of

every financial year under Article 202 of the Constitution. So

much of the estimates as relate to expenditure other than those

charged on the Consolidated Fund are submitted in the form of

demands for grants to the Legislature and the Legislature has the

power to assent or refuse to assent to any such demand or assent

to a demand subject to reduction of the amount (Article 203).

After the grant is sanctioned, an Appropriation Bill is introduced

to provide for the appropriation out of the Consolidated Fund of

the State of all moneys required to meet the grants thus made by

the Assembly (Article 204). As soon as the Appropriation Act is

passed, the expenditure made under the heads covered by it

would be deemed to be properly authorised by law under Article

266 (3) of the Constitution.

50. We deem it relevant also to note that the proclaimed

objective of Exhibit P1 order and the Programme being one in the

nature of a welfare study for data collection to ascertain the

2026:KER:13939

effectiveness of the various development and welfare schemes

undertaken by the Government over the past nearly a decade,

most of which have specific targets and objectives, it begs the

question whether such a complex exercise could have been

carried out by the Karma Sena Volunteers under Exhibit R1(c)

dated 01.01.2020 constituted for a different purpose of meeting

the need of volunteer hands during natural disasters. Prudence

and professionalism may require entrusting such a niche activity

to competent, qualified persons from a specialised governmental

or non-governmental agency that possesses the specialised

knowledge and expertise for assessing the implementation of

development and welfare schemes.

51. We note that the contentions put forth by the Petitioners

based on the Exhibit P2 letter issued by the additional 6 th

respondent Party Secretary cannot be totally brushed aside. The

evasive and non-responsive counter-affidavit filed by the addl. 6 th

respondent, without any tenable explanation as to how the

Exhibit P2 letter came to be issued to its cadres, much before

Exhibit P1 order or even before the cabinet decision

2026:KER:13939

approving the Nava Keralam Programme on 08.10.2025 gives

credence to the allegation that there has been a concerted effort

to covertly use the said programme by enabling the party cadres

to flood the portal while not giving adequate publicity to the fact

that the portal, though created for a different purpose and

requiring a different commitment would be used for the Nava

Keralam Programme.

52. The Government is not debarred from taking any welfare

measures or undertake any development or welfare study

programme like Exhibit P1, however, any expenditure incurred

must have a financial sanction and pass muster the financial

rules. We are not questioning the wisdom of the Cabinet to

undertake such study, but for executing and implementing such

study, funds de hors the financial rules are utilized and such

irregularities if are brought on record, the court has a duty to

declare such utilisation of funds as illegal. This is in addition to

the reservation we expressed in the manner and mode in which

such studies have been undertaken by the Government.

53. Since Exhibit P1 order has been put forth to be carried

2026:KER:13939

out during a narrow window that was available between two

Model codes of conduct, viz., one which preceded the Local Self

Government Department (LSGD) elections of 2025 and the other

soon to be in force as the Legislative elections for 2026 are

around the corner, it is a moot question whether the Government

would have the time at its disposal to collate, compare, study and

implement the lessons which are to be drawn from the data

collected from the Response Programme envisaged under Exhibit

P1 order carried out, expending multi crore rupees.

54. In view of the above, we find sufficient cause has been

made out to direct the respondents to keep in abeyance all steps

and proceedings initiated pursuant to Exhibit P1 order and not to

proceed any further with the implementation of the Nava

Keralam Programme envisaged under Exhibit P1 order. The

expenditure incurred in implementation of such programme is in

violation of the rules of business. The said amount neither could

have been allocated nor utilised under the special PR campaign

head being not permitted under the rules of business.

Consequently, Exhibit P1 order dated 10.10.2025 to the extent it

2026:KER:13939

authorises the Information and Public Relations Department to

utilise ₹20 Crores from the title 2220-01-001-96 'Special PR

Campaign' is hereby set aside. Exhibits R1(a) and R1(b) orders

issued in furtherance of Exhibit P1 are also set aside.

The Writ Petitions (PIL) are allowed.

Sd/-

SOUMEN SEN, CHIEF JUSTICE

Sd/-

SYAM KUMAR V.M., JUDGE

2026:KER:13939

APPENDIX OF WP(PIL) NO. 4 OF 2026

PETITIONER'S EXHIBITS:-

EXHIBIT P1 TRUE COPY OF THE ORDER BEARING NO. S.U (K) NO.

13/2025/I&PD DATED 10.10.2025, ISSUED BY THE DEPARTMENT OF INFORMATION PUBLIC RELATIONS (C), ALONG WITH TRANSLATION.

EXHIBIT P2 TRUE COPY OF THE COMMUNICATION BEARING P.C.P CHIT NUMBER 63/2025, DATED 23.09.2025, AND ISSUED BY THE STATE COMMITTEE OF COMMUNIST PARTY OF INDIA (MARXIST), ALONG WITH TRANSLATION.

EXHIBIT P3 TRUE COPY OF THE NEWSPAPER REPORT DATED 09.11.2025 PUBLISHED IN MANORAMA ONLINE AT 9:46 AM BY SUJITH NAIR.

EXHIBIT P4 TRUE COPY OF THE REPORT DATED 20.12.2024 BY KUMAR SAMBHAV PUBLISHED IN ALJAZEERA.COM.

EXHIBIT P5 TRUE COPY OF THE JUDGMENT DATED 01.12.2023 IN WP(C) NO. 39668/2023 PASSED BY THIS HON'BLE COURT.

EXHIBIT P6 TRUE COPY OF THE RULES OF BUSINESS OF GOVERNMENT OF KERALA PART II FIRST SCHEDULE OBTAINED FROM THE OFFICIAL SITE OF THE GOVERNMENT OF KERALA.

EXHIBIT P7 TRUE COPY OF THE RELEVANT PAGES OF THE BUDGETARY SPEECH 2025-26 BY THE HON'BLE MINISTER OF FINANCE DATED 07.02.2025.

EXHIBIT P8 TRUE COPY OF THE OFFICIAL BROCHURE OF THE NAVA KERALA CITIZEN RESPONSE PROGRAMME, RETRIEVED FROM THE OFFICIAL WEBSITE, ALONG WITH ITS ENGLISH TRANSLATION.

RESPONDENTS' EXHIBITS:-

EXHIBIT R1(A) TRUE COPY OF G.0.(MS) NO.167/2025/I AND PRD DATED 25.10.2025 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT R1(B) TRUE COPY OF PROCEEDINGS NO. C1/412/2025/1 AND PR, THIRUVANANTHAPURAM DATED 06.11.2025 ALONG WITH ENGLISH TRANSLATION.

2026:KER:13939

EXHIBIT R1(C) TRUE COPY OF G.O NO. 01/2020/GAD DATED 1.1.2020, ALONG WITH ENGLISH TRANSLATION.

2026:KER:13939

APPENDIX OF WP(PIL) NO. 8 OF 2026

PETITIONER EXHIBITS

EXHIBIT P1 TRUE COPY OF THE NEWS REPORT PUBLISHED BY ASIANET NEWS ONLINE PORTAL DATED 07.10.2025.

EXHIBIT P2 TRUE COPY OF THE NEWS REPORT IN KAUMUDI ONLINE.

EXHIBIT P2(A) TRUE COPY OF THE NEWS REPORT IN INDIAN VARTHA.

EXHIBIT P2(B) TRUE COPY OF THE NEWS REPORT IN MADHYAMAM ONLINE ALONG WITH ITS ENGLISH TRANSLATION.

EXHIBIT P2(C) TRUE COPY OF THE NEWS REPORT IN DECCAN CHRONICLES ONLINE.

EXHIBIT P3 TRUE COPY OF NEWS REPORT IN MANORAMA BY JOURNALIST SUJITH NAIR DATED 09.11.2025.

EXHIBIT P4 TRUE COPY OF NEWS REPORTS OF CRITICISM TOWARDS THE SURVEY IN NEW INDIAN EXPRESS DATED 10.11.2025.

EXHIBIT P4(A) TRUE COPY OF NEWS REPORTS OF CRITICISM TOWARDS THE SURVEY IN THE WEEK DAILY DATED 1.1.2026.

EXHIBIT P4(B) TRUE COPY OF NEWS REPORTS OF CRITICISM TOWARDS THE SURVEY IN THE WEEK DAILY DATED 1.1.2026.

EXHIBIT P5 TRUE COPY OF CABINET DECISION OF THE CABINET OF MINISTER AS AVAILABLE ON THE OFFICIAL WEBSITE OF THE CHIEF MINISTER OF THE STATE.

EXHIBIT P6 TRUE COPY OF 'ECONOMIC REVIEW 2024' BY THE KERALA STATE PLANNING BOARD.

EXHIBIT P7 TRUE COPY OF OVERVIEW OF THE REPORT OF WORKING GROUP ON SOCIAL SECURITY AND WELFARE UNDER THE SOCIAL SERVICES DIVISION OF THE KERALA STATE PLANNING BOARD OF THE STATE AS AVAILABLE ON THE OFFICIAL WEBSITE OF THE KERALA STATE PLANNING BOARD.

EXHIBIT P8 TRUE COPY OF GOVERNMENT ORDER NUMBERED G.O(M.S) NO. 145/2021/LSGD AND DATED 16.07.2021 ALONG WITH

2026:KER:13939

ITS ENGLISH TRANSLATION.

EXHIBIT P9 TRUE COPY OF THE RECORDS OF THE 11TH SESSION OF THE 15TH LEGISLATIVE ASSEMBLY OF KERALA, UPON THE NON- STARRED QUESTION NO. 4194 RAISED BY SHRI. P. K. BASHEER MLA, AND ANSWERED BY SHRI. M. B RAJESH, RESPECTED MINISTER OF LOCAL SELF GOVERNMENT DEPARTMENT AND EXCISE ALONG WITH ITS ENGLISH TRANSLATION.

EXHIBIT P10 TRUE COPY OF JUDGEMENT OF THE HON'BLE SUPREME COURT OF INDIA IN MC MEHTA V. KAMAL NATH DATED 13.12.1996 AND REPORTED IN (1997) 1 SCC 388.

EXHIBIT P11 TRUE COPY OF JUDGEMENT OF THE HON'BLE SUPREME COURT OF INDIA IN COMMON CAUSE V. UNION OF INDIA DATED 23.04.2014 IN WP(C) NO.13 OF 2003 AND REPORTED IN (2014) 6 SCC 552.

RESPONDENTS' EXHIBITS:-

EXHIBIT R1(B) TRUE COPY OF PROCEEDINGS NO. C1/412/2025/I AND PR, THIRUVANANTHAPURAM DATED 06.11.2025 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT R1(A) TRUE COPY OF G.O.(MS) NO. 167/2025/I AND PRD DATED 25.10.2025 ALONG WITH ENGLISH TRANSLATION.

EXHIBIT R1(C) TRUE COPY OF G.0 NO. 01/2020/GAD DATED 1.1.2020 ALONG WITH ENGLISH TRANSLATION.

//TRUE COPY//

P.A. TO C.J.

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter