Kerala High Court
Raju Plenthir vs The District Collector on 7 December, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 13574 of 2004(N)
1. RAJU PLENTHIR, CHERUPUSHPA VILASOM,
... Petitioner
Vs
1. THE DISTRICT COLLECTOR, KOLLAM.
... Respondent
2. THE TAHSILDAR, TALUK OFFICE, KOLLAM.
3. THE KERALA PUBLIC SERVICE COMMISSION,
For Petitioner :SRI.B.KRISHNA MANI
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :07/12/2007
O R D E R
KURIAN JOSEPH, J.
---------------------------------------
W.P.(C) NO. 13574 OF 2004
---------------------------------------
Dated this the 7th day of December, 2007.
J U D G M E N T
The issue raised in this writ petition pertains to dispute on
the caste/community status of the petitioner. It is seen that
pursuant to interim order, certificate has been issued. In the
above circumstances, this writ petition is disposed of making it
clear that in case the competent authority still entertains any
doubt as to the caste status of the petitioner, it will be open to
such authority to conduct necessary enquiry and take appropriate
action in the matter, needless to say, with notice to the
petitioner.
KURIAN JOSEPH, JUDGE.
smp