High Court Kerala High Court

T.P.Raveendran vs State Of Kerala on 30 May, 2008

Kerala High Court
T.P.Raveendran vs State Of Kerala on 30 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 26146 of 1999(K)



1. T.P.RAVEENDRAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.M.RAMESH CHANDER

                For Respondent  :SRI.FIROZ K.ROBIN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :30/05/2008

 O R D E R
                          S.SIRI JAGAN, J.

                   ==================

                      O.P.No.26146 of 1999

                   ==================

               Dated this the 30th day of May, 2008

                          J U D G M E N T

The petitioner is a Tahsildar. He issued a community

certificate to the 7th respondent stating that the 7th respondent

belongs to Malai Araya community which is a recognised

Scheduled Tribe in the State of Kerala. In respect of the caste

status of the 7th respondent there was an enquiry by the

KIRTADS, which resulted in Ext.P4 order of the scrutiny

committee as provided under the Kerala (Scheduled Castes and

Scheduled Tribes) Regulation of Issue of Community Certificates

Act, 1996. In the report of the scrutiny committee, after finding

that the 7th respondent does not belong to the Malai Araya

community, the scrutiny committee severely criticized the action

of the petitioner in issuing the community certificate to the 7th

respondent and went on to hold that the petitioner deliberately

did it to unjustly help the 7th respondent to get admission to the

General Nursing and Midwifery Course under the Scheduled Tribe

quota. The petitioner is aggrieved by the same and seeks the

o.p.26146/99 2

following reliefs in this original petition:

“i) issue a writ of certiorari or any other appropriate writ order or
direction quashing the original of Ext.P4.

ii) issue a writ of prohibition restraining the respondents 1 to 6 from
taking any action against the petitioner pursuant to Ext.P4.”

2. The petitioner’s contention is that he issued the caste

certificate bona fide relying on Ext.P1 report of the Tahsildar,

Meenachil. He would submit that at the relevant time, as per

Ext.P2 Government order, the Government had directed that the

principles enumerated in G.O.(Ms.).No.298/61/Rev. dated

23.3.1961, shall be adopted for determining the caste of the

children born to inter-caste marriages for all purposes, according

to which, such children will be treated as belonging to Scheduled

Caste or Scheduled Tribe, if either of the parents belongs to that

community. The petitioner would submit that the 7th respondent

was an offspring born in an inter-caste married couple, of which

the mother was a Malai Araya. It is pointed out by the counsel

for the petitioner that in Ext.P4 the fact that the mother of the

7th respondent was a member of Malai Araya community had

been confirmed. Therefore, the contention of the petitioner is

that there was absolutely no occasion for the scrutiny committee

o.p.26146/99 3

to make observations against the petitioner.

3. The counsel for the petitioner points out that in any

event, Ext.P4 in this writ petition was challenged by the 7th

respondent in O.P.No.26506/1999, wherein the claim of the 7th

respondent for being treated as Scheduled Tribe was upheld and

on that basis, admission given to the 7th respondent was

regularised, although in that judgment it was made cleat that if

the 7th respondent makes any further claim for employment or

admission to another course on the ground that she belongs to

Scheduled Tribe, the respondents would be free to deal with the

same independently without being fettered by that judgment. In

view of the above factual situation, the learned counsel for the

petitioner would seek quashing of the observations of the

scrutiny committee in Ext.P4 and to restrain respondents 1 to 6

from taking any action against the petitioner on the basis of

Ext.P4.

4. I have heard the learned Government Pleader also.

5. No counter affidavit has been filed in this case.

Therefore, I must accept the averments of the petitioner in the

original petition as true and correct. Ext.P1 is the communication

o.p.26146/99 4

from the Tahsildar, Meenachil, to the Tahsildar Nilambur, which

certifies that the forefathers of the 7th respondent belonged to the

Scheduled Tribe, Hindu Malai Araya. In Ext.P2 Government order

it is made clear that the children born in inter-caste marriages

would be treated as members of Scheduled Caste/Scheduled

Tribe community if either of the parents belongs to that

community. From Ext.P4 report of the scrutiny committee it is

clear that the father of the 7th respondent belongs to Marthoma

Christian community and the mother of the 7th respondent was a

member of Malai Araya community. Therefore, it cannot now be

disputed that at the relevant time, Ext.P2 Government order was

holding the field, according to which, the action of the petitioner

in issuing a caste certificate to the 7th respondent showing her as

Hindu Malai Araya could not have been faulted. In any event,

since by the judgment in O.P.No.26506/1999 dated 5.8.2005 the

claim of the 7th respondent for admission for General Nursing

Course as a Scheduled Tribe had been accepted, the petitioner’s

stand in the matter has been vindicated. For that reason also, no

action can now be initiated against the petitioner on the basis of

the observations in Ext.P4 against him. In the above

o.p.26146/99 5

circumstances, I allow this original petition and hold that the

observations in Ext.P4 report of the scrutiny committee against

the petitioner cannot be held against him for any purpose. No

proceedings whatsoever shall be initiated against the petitioner

on the basis of the observations against him in Ext.P4 report.

The original petition is disposed of as above.

Sd/-

sdk+                                          S.SIRI JAGAN, JUDGE

            ///True copy///




                                   P.A. to Judge

o.p.26146/99    6




                       S.SIRI JAGAN, J.

                   ===============

                   O.P.No.26146 of 1999-K

                   ===============




                       J U D G M E N T

                       30th May, 2008

o.p.26146/99    7