High Court Kerala High Court

Ranjith.K. vs The Tahsildar on 14 June, 2010

Kerala High Court
Ranjith.K. vs The Tahsildar on 14 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 15235 of 2009(Y)


1. RANJITH.K., AGED 24 YEARS,
                      ...  Petitioner
2. ANEESH.P.B., AGED 24 YEARS,
3. RATHISH K.N., AGED 23 YEARS,
4. HARISH.M.P., AGED 24 YEARS,
5. SANJITH KUMAR, AGED 26 YEARS,
6. RAMESH KUMAR, AGED 21 YEARS,

                        Vs



1. THE TAHSILDAR, HOSDURG TALUK,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY ITS

3. KERALA PUBLIC SERVICE COMMISSION

                For Petitioner  :SRI.SURESH KUMAR KODOTH

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :14/06/2010

 O R D E R
                         ANTONY DOMINIC, J
                        -------------------
                         W.P.(C).15235/2009
                       --------------------
                Dated this the 14th day of June, 2010

                              JUDGMENT

Petitioners belong to Marati community and are the residents

of Kasargode District. In 2007, PSC invited applications for

appointment to the post of Constable (Armed Police Battalion).

Petitioners applied for the post claiming benefit of OBC reservation.

They appeared for written test and physical efficiency test. They

were called upon to produce Non Creamy Layer certificates.

Applications were made, however the 1st respondent declined to

issue certificates on the ground that the petitioners are not included

in the OBC list in the State. It was thereupon the writ petition was

filed seeking a direction to respondents 1 and 2 that the petitioners

be issued Non Creamy Layer certificates and given benefits

available to OBC candidates.

2. Petitioners who are the members of Marati community

residing in Kasargode District, were treated as scheduled tribes till

8.1.2003 when Scheduled Castes and Scheduled Tribes Orders

(Amendment) Act, 2002, came into force. Subsequent to 8.1.2003,

W.P.(C).15235/09
2

there are neither treated as scheduled tribes nor are they conferred

OBC status which the Marati community residing in other areas of

the State, are enjoying.

3. The stand taken by the State Government is that inclusion of

Marati community residing in Kasargode in the list of scheduled

tribes, can only be done by the Government of India. As far as the

State Government is concerned, inclusion of a community in the

OBC list or revision of OBC list, can be done only in terms of the

provisions contained in the Kerala State Commission for Backward

Classes Act, 1993 (‘the Act’ for short). Chapter III of the Act

provides that if any class of citizens claim inclusion in the list of

OBC, such claim is to be considered by the Commission and it is for

the Commission to tender its advice to the Government which is

ordinarily binding upon the Government. Similarly Section 11 of the

Act provides for the periodical revision of OBC list by the

Government. This Section also enables the Government to pass

orders including new backward classes in the list of OBC.

Therefore petitioners claiming OBC status and the benefit provided

W.P.(C).15235/09
3

to OBCs, have to pursue their claims either before the Commission

as provided under Section 9 of the Act or before the Government as

provided under Section 11 of the Act.

Therefore, leaving it open to the petitioners to pursue their

claim in the manner as provided in Section 9 or 11 of the Kerala

State Commission for Backward Classes Act, 1993, this writ petition

is disposed of.

ANTONY DOMINIC,
Judge

mrcs