High Court Kerala High Court

Revamma T.M. vs The Tahsildar on 6 April, 2010

Kerala High Court
Revamma T.M. vs The Tahsildar on 6 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 11175 of 2010(V)


1. REVAMMA T.M., AGED 51 YEARS, D/O.
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR,
                       ...       Respondent

2. THE VILLAGE OFFICER,

3. THE VILLAGE,

                For Petitioner  :SRI.S.SHANAVAS KHAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :06/04/2010

 O R D E R
               T.R.RAMACHANDRAN NAIR, J.
              --------------------------------------------
                  W.P.(C)No.11175 of 2010
             ---------------------------------------------
             Dated this the 6th day of April, 2010

                            JUDGMENT

The petitioner is seeking for a direction to issue

community certificate for the purpose of her daughter as

Hindu-Ullada, a Scheduled Tribe. She was married to one

Krishnan, who also belongs to the same community. The

daughter Athira.N.R. requires the certificate for production

for education purpose. It is submitted that going by the

enquiries made by the authorities also it can be seen that she

belongs to Scheduled Tribe community. This writ petition is

filed stating that respondents required the presence of the

father of the petitioner’s daughter for issuing community

certificate, which is unnecessary. It is submitted that he may

not co-operate as the parties are estranged as of now.

2. The learned Special Government Pleader on

instructions had submitted that the petitioner had only made

enquiries and has not filed the application for getting

community certificate. Today when the matter came up for

further hearing the learned counsel for the petitioner

submitted that already an application has been filed before the

WPC.No.11175/2010
: 2 :

second respondent, Village Officer and a direction may be

issued to the respondents 1 and 2 to issue the certificate

within a time frame. It is submitted by the learned Special

Government Pleader that steps will be taken in the matter

without delay. Accordingly there will be a direction to the

respondents 1 and 2 to process the application and issue the

required certificate within a period of two weeks from the date

of receipt of a copy of this judgment.

The writ petition is disposed of as above. No costs.

(T.R.RAMACHANDRAN NAIR, JUDGE)

skj