High Court Kerala High Court

Saji.K.V. vs The Tahasildar on 5 November, 2007

Kerala High Court
Saji.K.V. vs The Tahasildar on 5 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 31539 of 2007(D)


1. SAJI.K.V., AGED 18 YEARS
                      ...  Petitioner

                        Vs



1. THE TAHASILDAR
                       ...       Respondent

2. THE VILLAGE OFFICER, AGALI

                For Petitioner  :SMT.T.B.MINI

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :05/11/2007

 O R D E R
                   ANTONY DOMINIC, J.

            = = = = = = = = = = = = = = = =
              W.P.(C) No. 31539 OF 2007 D
            = = = = = = = = = = = = = = = =

           Dated this the 5th November, 2007

                    J U D G M E N T

Unsatisfied with Ext. P2 community certificate

that was issued to the petitioner, he submitted Ext. P4

application before the 2nd respondent for issuing a

certificate to the effect that he belongs to Hindu-

Thandan (SC). Since, according to the petitioner

orders were not passed on Ext. P4, this writ petition

was filed.

2. The learned Govt. Pleader, on instruction,

submits that S.C. & S.T. order has been amended with

effect from 31-8-2007 and therefore, a certificate as

claimed by the petitioner cannot be issued.

3. Be that as it may, now that an application has

been made by the petitioner, as per Ext. P4, the 2nd

respondent is bound to consider the same and pass

orders thereon. Necessarily, if the enabling order of

the Government has undergone an amendment, the final

order can only be consistent with the same.

WPC No. 31539/07 -2-

4. Therefore, I dispose of this writ petition

directing the 2nd respondent to pass final orders on

Ext. P4 as expeditiously as possible, at any rate

within four weeks of receipt of a copy of this

judgment.

Petitioner shall produce a copy of this judgment

before the 2nd respondent for compliance.

ANTONY DOMINIC
JUDGE
jan/-