IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23108 of 2008(A)
1. SAJI, K.V. AGED 19 YEARS,
... Petitioner
Vs
1. THE VILLAGE OFFICER,
... Respondent
2. TAHSILDAR, MANNARKKAD, TALUK,PALAKKAD -
For Petitioner :SMT.T.B.MINI
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :31/07/2008
O R D E R
S.SIRI JAGAN, J
==================
W.P(C)No.23108 of 2008
==================
Dated this the 31st day of July, 2008.
J U D G M E N T
The petitioner claims to be a member of the ‘Thandan’
community which is recognised as a Scheduled Caste in the
State of Kerala. When the petitioner applied for a
community certificate the same was rejected by the Village
Officer by Ext.P5 order. The petitioner challenges the same.
2. According to the petitioner, as per the law declared
by this court and the Supreme Court, the petitioner cannot
be denied the certificate as a ‘Thandan’ (Scheduled Caste).
3. The learned Special Government Pleader admits
that as per the law prevailing, Village Officers do not have
powers to pass orders like Ext.P5.
In above circumstances, Ext.P5 is quashed and writ
petition is disposed of with a direction to the 2nd respondent
to conduct an enquiry into the caste status of the petitioner
in accordance with law as it obtains today, in the light of
W.P(C)No.23108 of 2008 – 2 –
Ext.P6 amendment and to pass appropriate orders after
affording an opportunity of being heard to the petitioner to
produce appropriate documents, as expeditiously as
possible, at any rate, within one month from the date of
receipt of a copy of this judgment.
S.SIRI JAGAN, JUDGE
rhs