IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 23239 of 2009(Y)
1. SWAMINATHAN, S/O.ARU, KOLLAMKALAM,
... Petitioner
Vs
1. THE TAHSILDAR, PALAKKAD.
... Respondent
2. THE VILLAGE OFFICER, MARUTHAROAD,
For Petitioner :SRI.K.MOHANAKANNAN
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :14/08/2009
O R D E R
V.GIRI, J
-------------------
W.P.(C).23239/2009
--------------------
Dated this the 14th day of August, 2009
JUDGMENT
Heard learned counsel for the petitioner and learned
Government Pleader.
2. Petitioner claims to belong to the Hindu Kadayan
Community. This is sought to be substantiated with
reference to Ext.P1. He availed a loan from the Palakkad
Service Co-operative Bank for the purpose of marriage of
his brother. He seeks to avail the benefit of the scheme for
waiver of loans availed by the members of the Scheduled
Caste and Scheduled Tribe. For this purpose, he requires a
certificate from the Tahsildar. The application will have to
be submitted before the Village Officer who has to forward
it to the Tahsildar. The complaint of the petitioner is that
the Tahsildar refuses to accept the application.
3. Tahsildar, the 1st respondent shall, on production of a
copy of this judgment by the petitioner along with the
original of Ext.P2 application, receive the same and proceed
W.P.(C).23239/2009
2
to issue a certificate after conducting an enquiry as is
necessary, within one month from the date of production of
a copy of this judgment. I make it clear that I have not
considered the petitioner’s case on merits. That will be
considered by the 1st respondent.
Writ petition is disposed of as above.
V.GIRI,
Judge
mrcs