High Court Kerala High Court

Benoy.W. vs The Tahsildar on 19 September, 2008

Kerala High Court
Benoy.W. vs The Tahsildar on 19 September, 2008
       

  

  

 
 
  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