High Court Kerala High Court

Sunil Krishnan C vs State Ofkerala on 19 September, 2008

Kerala High Court
Sunil Krishnan C vs State Ofkerala on 19 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 99 of 2000(J)



1. SUNIL KRISHNAN C.
                      ...  Petitioner

                        Vs

1. STATE OFKERALA
                       ...       Respondent

                For Petitioner  :SMT.V.P.SEEMANDINI (SR.)

                For Respondent  :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :19/09/2008

 O R D E R
                               S. Siri Jagan, J.
               =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                           O.P. No. 99 of 2000
               =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
                Dated this, the    19th September, 2008.

                              J U D G M E N T

The issue involved in this original petition is as to whether the

petitioner belongs to the scheduled caste community of Hindu

Thandan or whether he is a Hindu Thiyya. The issue has a chequered

history starting from 1988. The petitioner approached this Court and

the Central Administrative Tribunal. Each time, there was a direction

to reconsider the claim of the petitioner. Ultimately, pursuant to the

directions, the Tahsildar concerned passed Ext. P8 order whereby the

petitioner’s claim for community status as a scheduled caste was

rejected. The petitioner challenged the same by filing O.P. No.

13956/1995. By judgment reported in C. Sunil Krishnan v. State of

Kerala and others, AIR 1997 Kerala 63, the original petition was

dismissed. The petitioner challenged that judgment in W.A.No.

789/1996, which was also dismissed by Ext. P12 judgment. The

petitioner took up the matter in appeal before the Supreme Court in

S.L.P(Civil) No. 7780/1997 in which, by Ext. R1(a) judgment, the

Supreme Court held thus:

“The order dated 5-3-1990 passed by the Tahsildar,
Palghat, rejecting the claim of the petitioner that he
belongs to Schedule Caste under Exhibit P13 has become
final. This order cannot be interfered with in an ancillary
proceeding initiated by the petitioner. Notice was issued
by the authorities in August, 1995 under Exhibit P16. In
that view of the matter, we do not find any infirmity in the
judgment of the High Court where the writ appeal stood
dismissed. The SLP is dismissed.”

The petitioner submits that Ext. P8 was confirmed by the Government

by Ext. P13 behind the back of the petitioner and therefore the same

is not binding on the petitioner. He therefore submits that the

petitioner should be given an opportunity to prove his caste status

before the scrutiny committee under The Kerala (Scheduled Castes

and Scheduled Tribes) Regulation of Issue of Community Certificates

O.P. No. 99/2000. -: 2 :-

Act, 1996 (Act 11/1996).

2. The learned Government Pleader appearing for the State

strongly disputes the claim of the petitioner. According to him, the

Supreme Court having finally rejected the petitioner’s claim for

community status as a scheduled caste, the petitioner cannot now

again re-agitate the issue by seeking a fresh opportunity to agitate

his community status before the authorities under the said Act.

3. I have considered the rival contentions in detail.

4. It cannot be disputed that the Supreme Court has finally

upheld the orders of the Tahsildar and the Government holding that

the petitioner does not belong to the Thandan community and he

belongs to the Hindu Thiyya community. I do not think that after

having suffered Ext. P14 judgment, the petitioner can now seek to

re-open the whole issue by seeking an opportunity to prove his claim

for community status in accordance with the abovesaid Act.

Therefore, I do not find any merit in the original petition and

accordingly the same is dismissed.

Sd/- S. Siri Jagan, Judge.

Tds/