High Court Kerala High Court

Anendh C. Jacob vs The District Collector on 30 September, 2009

Kerala High Court
Anendh C. Jacob vs The District Collector on 30 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31484 of 2007(W)


1. ANENDH C. JACOB,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOLLAM.
                       ...       Respondent

2. THE TAHSILDAR,

3. STATE OF KERALA,

                For Petitioner  :SRI.M.V.THAMBAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/09/2009

 O R D E R
                       ANTONY DOMINIC, J.
                     ================
                W.P.(C) NO. 31484 OF 2007 (W)
                =====================

         Dated this the 30th day of September, 2009

                          J U D G M E N T

The challenge in this writ petition is against Ext.P5, where a

Non Creamy Layer certificate applied for by the petitioner on the

basis that he is a Christian Latin Catholic has been rejected on the

ground that, in the enquiry conducted by the Tahsildar, it was

found that the petitioner belongs to Christian Pentecost group.

Relying on Exts.P1 and P2, petitioner asserts that the finding in

Ext.P5 is factually erroneous and that he is still a Latin Catholic. It

is also his complaint that the enquiry was conducted without any

notice to him and it is contended that if he was given notice, he

would have produced the documents and other evidence to

substantiate his claim.

2. A reading of Ext.P5 does not show that the conclusions

therein have been arrived at in an enquiry that is conducted with

notice to the petitioner. This was all the more necessary in the

light of Exts.P1 and P2, SSLC Certificate and the Caste certificate

issued to the petitioner’s father, both of which show that they are

Latin Catholics and if the petitioner was given such an

WPC 31484/07
:2 :

opportunity, these documents could have been produced.

3. Having regard to the above, I am inclined to set aside

Ext.P5 and direct the 2nd respondent to conduct a fresh enquiry

into the claim of the petitioner with notice to him and pass fresh

orders in this matter on the production of a copy of this judgment.

Writ petition is disposed of as above.

ANTONY DOMINIC, JUDGE
Rp