High Court Kerala High Court

K. Radhakrishnan vs State Of Kerala And Another on 26 February, 2009

Kerala High Court
K. Radhakrishnan vs State Of Kerala And Another on 26 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 6309 of 2009(G)



1. K. RADHAKRISHNAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA AND ANOTHER
                       ...       Respondent

                For Petitioner  :SRI.P.R. VENKATESH

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :26/02/2009

 O R D E R
                          ANTONY DOMINIC, J.
                         ==============
                     W.P.(C) NO. 6309 OF 2009 (G)
                    ====================

              Dated this the 26th day of February, 2009

                              J U D G M E N T

Petitioner claims that he belongs to Thandan community, a

scheduled caste. In order to secure admission for his son in the 1st

standard at the Kendriya Vidyalaya, Ernakulam, the petitioner wanted to

obtain a caste certificate issued by the 2nd respondent. According to the

petitioner, the 2nd respondent is not even accepting the application. It is

with that grievance, the writ petition is filed.

2. As already noticed, it is the case of the petitioner that he

belongs to Thandan Community, entitled to be treated as a scheduled

caste. When a person makes an application with this request, it is for the

respondents to conduct such enquiry as is warranted and take a decision

on the claim made. In this case, the case of the petitioner is that the 2nd

respondent is not even accepting the application.

3. Taking into account the above facts, the writ petition is

disposed of with the following directions.

1) That the petitioner will, along with a copy of this judgment,

file before the 2nd respondent an application for caste certificate as sought

for by him.

WPC 6309/09
:2 :

2) Thereupon the 2nd respondent shall accept the application and

conduct enquiries and pass final orders on the application.

3) Taking into account the case of the petitioner that the last

date for submission of application is 20th of March, 2009, I direct that if the

petitioner files an application as above before 28th of this month, the

enquiry will be concluded and final orders passed before 15th of March,

2009.

ANTONY DOMINIC, JUDGE
Rp