IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 11175 of 2010(V)
1. REVAMMA T.M., AGED 51 YEARS, D/O.
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. THE VILLAGE OFFICER,
3. THE VILLAGE,
For Petitioner :SRI.S.SHANAVAS KHAN
For Respondent : No Appearance
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :06/04/2010
O R D E R
T.R.RAMACHANDRAN NAIR, J.
--------------------------------------------
W.P.(C)No.11175 of 2010
---------------------------------------------
Dated this the 6th day of April, 2010
JUDGMENT
The petitioner is seeking for a direction to issue
community certificate for the purpose of her daughter as
Hindu-Ullada, a Scheduled Tribe. She was married to one
Krishnan, who also belongs to the same community. The
daughter Athira.N.R. requires the certificate for production
for education purpose. It is submitted that going by the
enquiries made by the authorities also it can be seen that she
belongs to Scheduled Tribe community. This writ petition is
filed stating that respondents required the presence of the
father of the petitioner’s daughter for issuing community
certificate, which is unnecessary. It is submitted that he may
not co-operate as the parties are estranged as of now.
2. The learned Special Government Pleader on
instructions had submitted that the petitioner had only made
enquiries and has not filed the application for getting
community certificate. Today when the matter came up for
further hearing the learned counsel for the petitioner
submitted that already an application has been filed before the
WPC.No.11175/2010
: 2 :
second respondent, Village Officer and a direction may be
issued to the respondents 1 and 2 to issue the certificate
within a time frame. It is submitted by the learned Special
Government Pleader that steps will be taken in the matter
without delay. Accordingly there will be a direction to the
respondents 1 and 2 to process the application and issue the
required certificate within a period of two weeks from the date
of receipt of a copy of this judgment.
The writ petition is disposed of as above. No costs.
(T.R.RAMACHANDRAN NAIR, JUDGE)
skj