High Court Kerala High Court

Vamakshi.K vs The Tahsildar on 19 February, 2009

Kerala High Court
Vamakshi.K vs The Tahsildar on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5491 of 2009(F)


1. VAMAKSHI.K, THEKKE ATTATHU VEEDU,
                      ...  Petitioner

                        Vs



1. THE TAHSILDAR, KARUNAGAPPALLY.
                       ...       Respondent

2. THE VILLAGE OFFICER,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :19/02/2009

 O R D E R
                          ANTONY DOMINIC, J.
                         ==============
                      W.P.(C) NO. 5491 OF 2009 (F)
                    ====================

                Dated this the 19th day of February, 2009

                              J U D G M E N T

Petitioner’s grand son, going by the averments in the writ petition

itself, is a permanent resident of Bangalore along with his mother, and his

father is employed in the Middle East. According to the petitioner, her

grand son intends to apply for a Professional Degree Course in Kerala. It

is stated that he has to have a community certificate and that the same

has to be endorsed on Ext.P2 application.

2. Counsel for the petitioner invites my attention to Ext.P4, a

community certificate issued by the Tahsildar, Karunagappally indicating

that Sri.Sivaprasad Kabith is a Hindu-Ezhava, which is included in the list of

Other Backward Community. In view of the fact that the Tahsildar has

issued Ext.P4, it is only appropriate that the 2nd respondent endorses

Ext.P4 on Ext.P2, the application specified for admission to Professional

Degree Courses 2009.

3. However, learned counsel for the petitioner complains that the

2nd respondent has refused to issue an income certificate as per Ext.P5. A

reading of Ext.P5 shows that the reason for declining the certificate is that

the petitioner’s grandson or his parents are not residents of the Village

WPC 5491/09
:2 :

concerned for the last more than 20 years. The correctness of this factual

statement is not in dispute. If that be so, I am in perfect agreement with

the 2nd respondent that he is incompetent to issue the income certificate as

demanded of him. Therefore, Ext.P5 cannot be faulted.

4. In the circumstances, the writ petition is disposed of directing

the 2nd respondent to endorse the community status of Sri.Sivaprasad

Kabith as certified in Ext.P4, on Ext.P2 application. This shall be done as

expeditiously as possible.

5. Needless to say that in so far as the income certificate is

concerned, it is for the petitioner’s grandson to seek the same from the

competent Village Officer.

Petitioner may produce a copy of this judgment before the 2nd

respondent, who shall forthwith comply with the above direction.

ANTONY DOMINIC, JUDGE
Rp