IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 20762 of 2008(V)
1. HAROLD VINCENT D.,
... Petitioner
Vs
1. STATE OF KERALA, REPRESENTED BY
... Respondent
2. TALUK OFFICER, KOLLAM.
3. KERALA PUBLIC SERVICE COMMISSION
For Petitioner :SRI.V.JAYAPRADEEP
For Respondent :GOVERNMENT PLEADER
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :23/07/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No. 20762 of 2008
==================
Dated this the 23rd day of July, 2008.
J U D G M E N T
The petitioner claims to be a Christian Parava who
according to the petitioner comes within the category of
“Other Christians” for the purpose of reservation in
Government employment. The petitioner therefore seeks a
direction to the 2nd respondent to issue a community
certificate showing the petitioner as “Other Christian”. The
learned Special Government Pleader submits that the
petitioner is only a Latin Catholic and the community
certificate showing him as a Latin Catholic can be issued to
him, provided he repays the educational concession which
he has received as a scheduled caste claiming himself to be
a Christian Parava and also he makes necessary publication
in the official gazette correcting his community in the
S.S.L.C. certificate as Latin Catholic.
2. I am of opinion that for the purpose of issuing a
W.P(C)No. 20762 of 2008 – 2 –
community certificate to the petitioner, it is not necessary
that the above procedure as suggested by the Special
Government Pleader should be complied with. If on the
basis of enquiry made by the 2nd respondent, the 2nd
respondent is satisfied that the petitioner is a Latin Catholic
a community certificate has to be issued to the petitioner to
that effect. Of course it would be open to the respondents 1
and 2 take appropriate action to recover any amounts of
concession which the petitioner has received irregularly by
taking appropriate proceedings in that regard separately.
However, that shall not stand in the way of issuing
community certificate to the petitioner. I also do not think
that for that purpose any correction in the records is
mandatory since according to the respondents the
community shown in the records is wrong. That should be
left to the petitioner’s choice, if he wants to keep his
records correct with the consequences he may suffer on
account of such non-correction.
W.P(C)No. 20762 of 2008 – 3 –
Accordingly, I dispose of this writ petition with a
direction to the 2nd respondent to issue a community
certificate to the petitioner showing his actual community
within a period of one week from the date of receipt of a
copy of this judgment. In order to make the records correct
the petitioner may take appropriate steps to get his
community corrected in the official records in tune with the
community certificate to be issued by the 2nd respondent as
above. The 3rd respondent shall give the petitioner three
weeks time to produce the community certificate if the
same is required for inclusion of the petitioner’s name in
any rank list prepared or to be prepared by them.
S.SIRI JAGAN, JUDGE
rhs