High Court Kerala High Court

Venu K.Chithran vs The Registrar Of Birth And Deaths on 25 November, 2009

Kerala High Court
Venu K.Chithran vs The Registrar Of Birth And Deaths on 25 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33907 of 2009(G)


1. VENU K.CHITHRAN, AGED 18 YEARS,
                      ...  Petitioner

                        Vs



1. THE REGISTRAR OF BIRTH AND DEATHS,
                       ...       Respondent

2. THE KOLLAM CORPORATION, REPRESENTED BY

                For Petitioner  :SRI.K.S.MANU

                For Respondent  : No Appearance

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :25/11/2009

 O R D E R
               THOTTATHIL B RADHAKRISHNAN, J.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                    W.P. (C) No. 33907 OF 2009
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 25th day of November, 2009

                              J U D G M E N T

Heard learned counsel for the petitioner and learned

counsel for the respondents.

2. The petitioner seeks a direction that Ext.P4 be

considered. The petitioner’s name is Venu K. Chithran. The name of

his father is showing in Ext.P1 Birth Certificate as Chithradharan.

His mother’s name is shown as Suseela. Ext.P7 is a certificate of

Village Officer showing that the petitioner’s mother is Suseela M and

his father is Chithradharan K.P. The petitioner wanted the initials of

his parents could be included in the Birth Register. This could be

treated as a request to rectify the register to avoid injustice.

Accordingly it is ordered that Ext.P4 will be taken and ordered

incorporating the initials of the parents of the petitioner also in the

Birth Register on the basis of Ext.P7, certificate of the Village Officer.

Let this be done within 4 weeks of the date of receipt of a copy of

this judgment. The writ petition is ordered accordingly.

( THOTTATHIL B RADHAKRISHNAN, JUDGE)

jma