Kerala High Court
Thangal vs State Of Kerala Represented By on 14 March, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 40652 of 2003(M)
1. THANGAL, AGED 29,
... Petitioner
Vs
1. STATE OF KERALA REPRESENTED BY
... Respondent
2. TAHSILDAR,
3. CITY POLICE COMMISSIONER,
For Petitioner :SRI.V.RAJENDRAN (PERUMBAVOOR)
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :14/03/2007
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.40652 of 2003
----------------------------------------------
Dated 14th March, 2007.
J U D G M E N T
Petitioner prays for a direction for issuance of
community certificate showing that he belongs to Hindu(Malayan)
community. In the counter affidavit it is stated that the petitioner
does not belong to the said community and that there are no
persons belonging to Hindu(Malayan) community in Kanthalloor
village. In case the petitioner has any dispute with regard to the
stand taken in the counter affidavit, he may approach the
KIRTADS.
The writ petition is disposed of as above.
KURIAN JOSEPH, JUDGE.
tgs
KURIAN JOSEPH, J
———————————————-
O.P.No. of 2002
———————————————-
J U D G M E N T
Dated 14th March, 2007.