IN THE HIGH COURT OF KERALA AT ERNAKULAM
OP No. 2766 of 2003(D)
1. MARY SUDHA A. (31), D/O. ANTONY,
... Petitioner
Vs
1. THE TAHSILDAR,
... Respondent
2. VILLAGE OFFICER,
3. DISTRICT OFFICER,
For Petitioner :SRI.H.HARIKUMAR (KOLLAM)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :19/10/2006
O R D E R
KURIAN JOSEPH, J.
-------------------------
O.P.No. 2766 OF 2003
--------------------------
Dated this the 19th October, 2006
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)
ps
2
KURIAN JOSEPH, J.
O.P.No.2766/2003
JUDGMENT
19th October, 2006