Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

K.K. Seena and ANR. Vs. State of Kerala and Ors. [2008] INSC 1114 (14 July 2008)
2008 Latest Caselaw 617 SC

Citation : 2008 Latest Caselaw 617 SC
Judgement Date : Jul/2008

    

K.K. Seena and ANR Vs. State of Kerala and Ors. [2008] INSC 1114 (14 July 2008)

Judgment

CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO.4372 OF 2008 (Arising out of S.L.P. (C) No.22071 of 2003) K.K. Seena and Anr. ...Appellant(s) Versus State of Kerala and Ors. ...Respondent(s) O R D E R Heard learned counsel for the parties.

Leave granted.

Tehsildar refused to grant certificate to the appellants to the effect that they belonged to the Schedule Caste, which necessitated filing of writ petition before the High Court of Kerala giving rise to O.P. No.5732 of 1985. By judgment dated 2nd August, 1985, learned Single Judge recorded a clear cut finding that the appellants belonged to Thandan Community and consequently were members of Scheduled Caste. Accordingly, the Tehsildar was directed to issue required certificate in favour of the appellants. The said order attained finality as the same was not assailed either before the High Court in appeal or this Court under Article 136 of the Constitution of India, inasmuch as no review petition was filed. But in violation of the aforesaid order of the High Court, the Tehsildar again refused to grant certificate to the appellants who had no option but to take a second round by filing a fresh writ petition giving rise to ...2/- - 2- O.P. No.6265 of 1997 whereby order passed by the Tehsildar refusing to grant certificate was quashed and he was directed to issue a certificate in favour of the appellants. Curiously enough, this time, for the reasons best known to the State, a writ appeal was filed against the said order which, it appears, might have been filed at the instance of the delinquent Tehsildar, who was also one of the appellants in appeal and unfortunately Division Bench of the High Court instead of dismissing the appeal by awarding heavy cost, has remitted the matter to the Tehsildar for fresh enquiry in the matter without at all applying its mind and adverting to the fact that the order dated 2nd August, 1985, passed in the earlier writ petition attained finality, the same having not been challenged before any higher court. The present appeal has been filed by way of special leave.

In our view, the state of affairs in the State of Kerala, at the relevant time, was shocking. When High Court after due consideration recorded a finding that appellants belonged to Thandan community which was Schedule Caste and directed the Tehsildar to grant certificate in their favour, we really fail to understand how the officer of the State could dare to refuse to act in the teeth of order of the High Court which attained finality. As a matter of fact, it was a clear cut case of contempt in which Tehsildar could have been hauled up, but we do not propose to adopt that procedure as the order was passed in the year 1985, a period of twenty three years therefrom expired and the officer might have retired from service or even from this world. There cannot be better case than this for awarding heavy costs against the State Government, which must be paid to the appellants within a time fixed by this Court.

....3/- -3- Accordingly, the appeal is allowed with costs, impugned order passed by the Division Bench is set aside, the same passed by the learned Single Judge restored and the present Tehsildar is hereby commanded to grant the required certificate within one month from today. Hearing fee is assessed at Rupees fifty thousand, which shall be paid by the concerned District Magistrate to the appellants by demand drafts drawn in their favour drawn upon a local bank within the same time. All concerned would see that the directions aforementioned are carried out within the time schedule so that this Court may not be compelled to take any harsh action against them.

This order shall be communicated by learned counsel appearing for the State to the Chief Secretary with a copy to the concerned District Magistrate.

......................J. [B.N. AGRAWAL]

......................J. [G.S. SINGHVI]

New Delhi, July 14, 2008.

Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter