IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 18815 of 2009(V)
1. ARYA PADMAN, AGED 18 YEARS,
... Petitioner
2. THE VIGILANCE OFFICER,
3. STATE OF KERALA,
Vs
1. COMMISSIONER OF ENTRANCE EXAMINATIONS
... Respondent
For Petitioner :SRI.SOORAJ T.ELENJICKAL
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :09/07/2009
O R D E R
V.GIRI, J.
----------------------------------------
W.P.(C).No.18815 of 2009
----------------------------------------
Dated this the 9th day of July, 2009.
JUDGMENT
The petitioner’s father belongs to Kudumbi
community, which is treated as an OBC and her
mother belongs to Kurava community, which is a
scheduled caste. The petitioner applied for
admission to the professional course, 2009 and in
her application to the Entrance Commissioner, she
sought reservation as a member of the Scheduled
caste-Kuruva Community. The issue was referred to
the KIRTADS and the anthropological studies
conducted, as evidenced by Ext.P1, shows that the
petitioner had been brought up in the milieu and the
status of her father. Essentially, therefore, the
recommendation is that she must be treated as
Hindu Kudumbi, which is an OBC. The petitioner is
aggrieved that she is considered as a Scheduled
Caste and hence the writ petition praying for
appropriate reliefs.
W.P.(C).No.18815 of 2009
:: 2 ::
2. Learned Special Government Pleader
submits that the petitioner is brought up in the
circumstances of her father, and even Ext.P2, which
according to the learned Government Pleader, is
only a recommendation and the petitioner continued
to assert the status of a Scheduled Caste before the
screening committee as well. It is, therefore, that a
reference has been made to the School records, in
which the petitioner’s community is shown as
Kurava-Scheduled caste. Hence the petitioner was
decided to be treated as a Scheduled Caste.
3. It is true that the petitioner had
originally claimed the status of a Scheduled Caste.
There is no dispute that her mother belongs to
Kurava Community, which is a Scheduled Caste.
There is also no dispute that her father belongs to
Kudumbi community, which is treated as an OBC.
Generally, the offspring must be assigned the caste
of its father, if the parents belong to different castes.
W.P.(C).No.18815 of 2009
:: 3 ::
In the present case, Ext.P2 shows that the
petitioner’s claim was gone into by the competent
authority and it was found that the petitioner was
brought up in the milieu and status of her father’s
community. There are no materials to take a
different view. The respondent shall treat the
petitioner as belonging to Hindu Kudumbi, which is
treated as an OBC and shall be assigned appropriate
rank in the revised rank list, which shall be prepared
in accordance with law.
Writ petition is disposed of as above.
Sd/-
(V.GIRI)
JUDGE
sk/
//true copy//
P.S. to Judge