High Court Kerala High Court

Akhil.T.K. vs The State Of Kerala on 26 May, 2010

Kerala High Court
Akhil.T.K. vs The State Of Kerala on 26 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11945 of 2007(V)


1. AKHIL.T.K., AGED 18 YRS.,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE COMMISSIOENER FOR ENTRANCE

3. THE TAHSILDAR, TALUK OFFICE,

4. THE VILLAGE OFFICER, VALLIKUNNU

5. GOPALAKRISHNAN, VALLIKUNNU VILLAGE,

                For Petitioner  :SRI.P.SANJAY

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :26/05/2010

 O R D E R
                              S.SIRI JAGAN, J.

                       ==================

                         W.P.(C).No. 11945 of 2007

                       ==================

                  Dated this the 26th day of May, 2010

                              J U D G M E N T

After passing Plus Two examination the petitioner appeared for

the Common Entrance Examination for the year 2007. He claims to be

a member of Kanakkan community, which is accepted as a scheduled

caste community in the State of Kerala. The petitioner wanted to claim

reservation benefit as a member of a Scheduled Caste. But when the

petitioner approached for community certificate, initially it was

granted, but the petitioner alleges that the same was scored off and

returned to the petitioner. As a result, the petitioner could not claim

reservation benefit for admission pursuant to the entrance examination

written by him. It is under the above circumstances, the petitioner has

filed this writ petition seeking the following reliefs:

“1. issue Writ of Certiorari and call for the records leading to
the cancellation of the Community Certificate issued to
petitioner.

2. issue a Writ of Mandamus directing the 3rd and 4th
respondents to issue Community certificate to petitioner in
the form prescribed in Ext.P12.

3. direct the 2nd respondent to consider the petitioner as a
SC/ST candidate in the Entrance Examination and grant
the benefits due to the members of such community.”

2. From the records of the case, I find that this Court has

passed an interim order at the time of admission of the writ petition to

w.p.c.11945/07 2

the effect that the 2nd respondent shall provisionally consider the

petitioner as a candidate belonging to Scheduled Caste community for

the purpose of Common Entrance Examination. This Court had also

directed publication of the results of the petitioner in the Entrance

Examination. It is submitted that pursuant to the same, the petitioner

got admission to engineering course and is now pursuing his studies

for the course.

3. Counter affidavits have been filed by the 2nd respondent as

well as respondents 3 and 4 refuting the claim of the petitioner that he

belongs to a scheduled caste.

4. In view of the provisions of the Kerala (Scheduled Castes &

Scheduled Tribes Regulation of Issue of Community Certificate) Act,

1996 (Act 11 of 1996) the claims of persons as belonging to the

SC/ST communities have to be verified in accordance with the

procedure prescribed under that Act. It does not appear that such a

procedure had been undertaken by the respondents in the petitioner’s

case. Therefore, I am of opinion that presently status quo should be

continued pending completion of proceedings under the Act for

deciding the caste status of the petitioner. Accordingly, this writ

petition is disposed of with the following directions:

The petitioner shall be allowed to pursue his studies in

accordance with the admission he has already secured in the Common

w.p.c.11945/07 3

Entrance Examination in the year 2007. It would be open to the

respondents to conduct appropriate proceedings under the above said

Act for determining the community status of the petitioner and to take

further action pursuant to the said determination in accordance with

law.

Sd/-

sdk+                                           S.SIRI JAGAN, JUDGE

          ///True copy///




                            P.A. to Judge