High Court Kerala High Court

Dijo John vs The Secretary (Special Grade) on 30 June, 2010

Kerala High Court
Dijo John vs The Secretary (Special Grade) on 30 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16284 of 2010(I)


1. DIJO JOHN, ALUMKAL HOUSE,
                      ...  Petitioner

                        Vs



1. THE SECRETARY (SPECIAL GRADE),
                       ...       Respondent

                For Petitioner  :SRI.P.DEEPAK

                For Respondent  : No Appearance

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :30/06/2010

 O R D E R
                      T.R. Ramachandran Nair, J.
                   - - - - - - - - - - - - - - - - - - - - - - - -
                      W.P.(C) No. 16284 of 2010-I
                   - - - - -- - - - - - - - - - - - - - - - - - - - -
                Dated this the 30th day of June, 2010.

                                 JUDGMENT

This writ petition is filed by the petitioner seeking to quash Ext.P10

communication issued by the respondent rejecting the application to correct

the date of birth in the Birth Register. Even though notice was ordered and

it was received by the respondent, there is no appearance for the respondent.

2. Heard learned counsel for the petitioner.

3. The short facts leading to the dispute are the following: It is

pointed out that the petitioner was born to Shri A.J. John and Smt. Dolsy

John, on 17.9.1985 in the Taluk Hospital, Kanjirappally. In the birth

certificate issued by the respondent, the date is noted incorrectly as

27.9.1985, a true copy of which is produced as Ext.P1. Ext.P2 is the

application for correction of date of birth submitted before the respondent.

The petitioner has produced herein Exts.P3 to P6, viz. copies of SSLC

certificate, Passport, Identity Card issued by the Election Commission and

Baptism Certificate issued by St. Mary’s Church, Anickad East showing the

date of birth as 17/09/1985. The petitioner has also produced the necessary

declaration as provided under Rule 11(2) of the Kerala Registration of

wpc 16284/2010 2

Births and Deaths Rules, 1999 setting forth the nature of the error and also

the true facts of the case. Exts.P8 and P9 are also certificates issued by the

President, Anickad Regional Farmers Service Co-operative Bank and the

Chairman, Standing Committee, Pampady Block Panchayat.

4. The stand taken by the respondent in Ext.P10 is that the entry was

recorded as per the birth intimation/birth report received on 4.10.1985.

However, the birth report dated 4.10.1985 is not available. In the light of

the above circumstances, the application has been rejected.

5. Learned counsel for the petitioner submitted that the reasons stated

for rejection cannot be supported. As the petitioner has complied with the

provisions of the Act along with the requirement of Rule 11(2) of the

Rules, the respondent is bound to consider the same on merits. Merely

because the hospital record is not available, that is not a ground to reject the

application. Reliance is also placed on the decision of a Division Bench of

this Court in Chalakudy Municipality v. Malavika (2009 (4) KLT 714).

6. Learned counsel for the petitioner submits that it is only a clerical

error that has happened in recording the date of birth. All the supporting

documents are relied upon to submit that the correct date of birth is

17.9.1985. Rules 11(1) and 11(2) of the relevant rules prescribe the

method by which the Registrar shall consider the application. It is clear

wpc 16284/2010 3

from the pleadings that the petitioner has produced the declaration from

two persons of the locality who are having knowledge of the facts of the

case. Therefore, Rule 11(2) permits the Registrar to correct the entry in the

manner prescribed under Section 15 upon production of such a declaration.

Herein it is clear that the said method provided under the rule was not

considered while issuing Ext.P10. Apart from that, the legal position

appears to be that the satisfaction of the Registrar should be arrived at based

on the materials produced by the petitioner. Therefore, merely because the

intimation of the hospital is not available, there cannot be a refusal to

exercise the power. The Division Bench in Malavika’s case (supra) while

considering a similar issue, held in para 4 of the judgment that “the law

does not contemplate a person to have a wrong name in the register or a

mistaken identity in the register or to have wrong particulars regarding the

date, place etc. in the register of birth or death. It is also to be noted that the

Registration of Births and Deaths Act, 1969 does not create or extinguish

any right; the Act is intended only to regulate the process and procedures of

registration of births and deaths and the correction of any such entry. Once

the Act permits such correction either in form or substance, the Rules are

intended only to regulate the procedure and not to prohibit such correction.”

7. Hence, it is evident that the respondent is bound to consider the

wpc 16284/2010 4

documents relied upon by the petitioner while considering the application

for correction of the entry. The documents produced by the petitioner show

that the date of birth recorded therein is 17.9.1985. This is an aspect for

consideration by the respondent.

8. Therefore, Ext.P10 is quashed. There will be a direction to the

respondent to reconsider the application with notice to the petitioner within

three weeks from the date of production of a copy of this judgment and a

decision will be taken in terms of the findings rendered above.

The writ petition is disposed of as above. No costs.

(T.R. Ramachandran Nair, Judge.)

kav/