High Court Kerala High Court

Mary Sudha A. (31) vs The Tahsildar on 19 October, 2006

Kerala High Court
Mary Sudha A. (31) vs The Tahsildar on 19 October, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 2766 of 2003(D)


1. MARY SUDHA A. (31), D/O. ANTONY,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR,
                       ...       Respondent

2. VILLAGE OFFICER,

3. DISTRICT OFFICER,

                For Petitioner  :SRI.H.HARIKUMAR (KOLLAM)

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :19/10/2006

 O R D E R
                          KURIAN JOSEPH, J.
                           -------------------------
                         O.P.No. 2766 OF 2003
                           --------------------------
                 Dated this the 19th October, 2006

                             J U D G M E N T

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)
ps

2

KURIAN JOSEPH, J.

O.P.No.2766/2003

JUDGMENT

19th October, 2006