IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 14679 of 2007(V)
1. BINUMON.N., S/O.NELSON, KALLUMALA,
... Petitioner
Vs
1. THE TAHSILDAR, TALUK OFFICE, KOLLAM.
... Respondent
2. THE SECREARY,
3. THE DISTRICT OFFICER, KERALA PUBLIC
For Petitioner :SRI.B.MOHANLAL
For Respondent :SRI.ALEXANDER THOMAS,SC,KPSC
The Hon'ble MR. Justice KURIAN JOSEPH
Dated :02/02/2009
O R D E R
KURIAN JOSEPH, J.
----------------------------------------------
W.P.(C) No.14679 of 2007
----------------------------------------------
Dated 2nd February, 2009.
J U D G M E N T
The issue raised in the 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.
tgs
KURIAN JOSEPH, J
———————————————-
W.P.(C) No.14679 of 2007
———————————————-
J U D G M E N T
Dated 2nd February, 2009.