IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 31539 of 2007(D)
1. SAJI.K.V., AGED 18 YEARS
... Petitioner
Vs
1. THE TAHASILDAR
... Respondent
2. THE VILLAGE OFFICER, AGALI
For Petitioner :SMT.T.B.MINI
For Respondent : No Appearance
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :05/11/2007
O R D E R
ANTONY DOMINIC, J.
= = = = = = = = = = = = = = = =
W.P.(C) No. 31539 OF 2007 D
= = = = = = = = = = = = = = = =
Dated this the 5th November, 2007
J U D G M E N T
Unsatisfied with Ext. P2 community certificate
that was issued to the petitioner, he submitted Ext. P4
application before the 2nd respondent for issuing a
certificate to the effect that he belongs to Hindu-
Thandan (SC). Since, according to the petitioner
orders were not passed on Ext. P4, this writ petition
was filed.
2. The learned Govt. Pleader, on instruction,
submits that S.C. & S.T. order has been amended with
effect from 31-8-2007 and therefore, a certificate as
claimed by the petitioner cannot be issued.
3. Be that as it may, now that an application has
been made by the petitioner, as per Ext. P4, the 2nd
respondent is bound to consider the same and pass
orders thereon. Necessarily, if the enabling order of
the Government has undergone an amendment, the final
order can only be consistent with the same.
WPC No. 31539/07 -2-
4. Therefore, I dispose of this writ petition
directing the 2nd respondent to pass final orders on
Ext. P4 as expeditiously as possible, at any rate
within four weeks of receipt of a copy of this
judgment.
Petitioner shall produce a copy of this judgment
before the 2nd respondent for compliance.
ANTONY DOMINIC
JUDGE
jan/-