IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 9317 of 2006(H)
1. BENOY.W., THADATHIL VEEDU,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
For Petitioner :SRI.K.R.SUKUMARA PILLAI
For Respondent : No Appearance
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/09/2008
O R D E R
KURIAN JOSEPH, J.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
W.P(C).No. 9317 OF 2006
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th day of September, 2008
JUDGMENT
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)
ttb