High Court Kerala High Court

Raju Plenthir vs The District Collector on 7 December, 2007

Kerala High Court
Raju Plenthir vs The District Collector on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 13574 of 2004(N)


1. RAJU PLENTHIR, CHERUPUSHPA VILASOM,
                      ...  Petitioner

                        Vs



1. THE DISTRICT COLLECTOR, KOLLAM.
                       ...       Respondent

2. THE TAHSILDAR, TALUK OFFICE, KOLLAM.

3. THE KERALA PUBLIC SERVICE COMMISSION,

                For Petitioner  :SRI.B.KRISHNA MANI

                For Respondent  :SRI.ALEXANDER THOMAS,SC,KPSC

The Hon'ble MR. Justice KURIAN JOSEPH

 Dated :07/12/2007

 O R D E R
                       KURIAN JOSEPH, J.
              ---------------------------------------
                 W.P.(C) NO. 13574 OF 2004
              ---------------------------------------
          Dated this the 7th day of December, 2007.


                        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.

smp