Kerala High Court
Josekutty A. vs The Tahsildar on 29 October, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 36453 of 2005(M)
1. JOSEKUTTY A., S/O. ANTONY,
... Petitioner
Vs
1. THE TAHSILDAR, TALUK OFFICE, KOLLAM.
... Respondent
2. THE SECRETARY, KERALA PUBLIC SERVICE
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 :29/10/2008
O R D E R
KURIAN JOSEPH, J.
-----------------------------------------
W.P(C) No.36453 of 2005
-----------------------------------------
Dated this the 29th day of October, 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.
The writ petition is disposed of as above.
(KURIAN JOSEPH, JUDGE)
ahg.
KURIAN JOSEPH, J.
———————————–
W.P(C).No.36453 of 2005
———————————–
JUDGMENT
29th October, 2008