High Court Kerala High Court

Lizy. J. vs The Tahsildar on 31 January, 2007

Kerala High Court
Lizy. J. vs The Tahsildar on 31 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 1780 of 2007(J)


1. LIZY. J., D/O.JAMES,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, KOLLAM.
                       ...       Respondent

2. THE DISTRICT OFFICER,

                For Petitioner  :SRI.C.A.CHACKO

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :31/01/2007

 O R D E R
               THOTTATHIL B.RADHAKRISHNAN, J

                       -------------------------------------------

                          W.P(C).No.1780 OF 2007

                       -------------------------------------------

                Dated this the 31st day of January, 2007




                                   JUDGMENT

Ext.P2 has been issued by the Tahsildar on the request of

the petitioner for a certificate that she belongs to non creamy-

layer category. The case of the petitioner is that she is a

Christian-Parava Convert and it is accordingly that she has

applied for the certificate to claim reservation. The Tahsildar in

Ext.P2 has come out with the finding that on the basis of inquiry,

it is revealed that the petitioner is a Christian Latin Catholic

Community member, living and following as per the rituals of

that community and not a Christian-Parava Convert as shown in

the S.S.L.C. Book. Under such circumstances, unless the

petitioner sustains her previous identity as belonging to

Christian-Parava community, no question of applying for non

creamy-layer certificate would arise. Without prejudice to any

legal remedies for the petitioner in that regard, this writ petition

is dismissed.

THOTTATHIL B.RADHAKRISHNAN

Judge

kkb.