IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 25212 of 2008(B)
1. E.N.JAYAPRAKASH, S/O. LATE NARAYANAN,
... Petitioner
Vs
1. THE STATE REGISTRAR OF BIRTHS
... Respondent
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent : No Appearance
The Hon'ble MR. Justice V.GIRI
Dated :07/10/2008
O R D E R
V. GIRI, J.
-------------------------------
WP(C).NO. 25212 of 2008
---------------------------------
Dated this the 7th day of October, 2008.
JUDGMENT
The petitioner’s father Narayanan died on 28.3.2002 going by
Ext.P1 certificate issued by the SNDP Yogam, Kottayam. But it seems
that the date of death has been wrongly recorded in the Births and
Deaths register of Nattakom Grama Panchayat as 30.3.3003. The
petitioner has sought for correction of the same and filed Ext.P2
application before the respondent and the same is pending.
2. Having heard learned Government Pleader also, the writ
petition is disposed of directing the respondent to look into Ext.P2 and
conduct such enquiry as is necessary and pass final orders thereon,if
necessary after notice to other legal heirs of the petitioner, within a
period of three months from the date of receipt of a copy of this
judgment.
V. GIRI, JUDGE.
Pmn/ WPC. /2008 2