IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 35151 of 2008(I)
1. DEEPTHY.V.S,
... Petitioner
Vs
1. THE CHIEF REGISTRAR OF BIRTHS AND
... Respondent
2. KOLLAM CORPORATION,
3. THE REGISTRAR OF BIRTHS AND DEATHS,
For Petitioner :SRI.S.SANTHOSH KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :06/02/2009
O R D E R
S. Siri Jagan, J.
=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
W. P (C) No. 35151 of 2008
=-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
Dated this, the 6th February, 2009.
J U D G M E N T
The petitioner’s husband Manikantan is employed in Dubai. In
the wedlock, a child by name Anupama was born on 5-2-2000 in Nani
Memorial Nursing Home at Kollam. The petitioner originally obtained
Ext. P1 birth certificate on 31-10-2000 in respect of her child. She
lost the original of the same, which prompted her to file another
application, which resulted in issue of Ext. P2 birth certificate dated
20-2-2001, original of which is no longer with her. Again the
petitioner applied for and obtained another certificate, in which there
were serious mistakes in the material particulars regarding father’s
name etc. Therefore, the same was returned immediately for
correction. The petitioner’s grievance now is that birth certificate is
not being issued to the petitioner and the 3rd is insisting on the
petitioner producing the original of Exts.P1 and P2 as a condition for
issuing the same, which are not available with the petitioner. It is
under the above circumstances, the petitioner has filed this writ
petition seeking the following reliefs:
“i) Issue a writ of mandamus or any other appropriate writ or
order directing the 3rd respondent to issue Birth Certificate of
petitioner’s daughter containing the details as entered in Ext. P1
or Ext. P2 certificate at once;
ii) Issue a writ of mandamus or any other appropriate writ or
order directing respondents 1 and 2 to conduct an enquiry into the
issue of birth certificate dated 25-5-2007 mentioned in Ext. P8 and
to take steps to issue birth Certificate of petitioner’s daughter
without insisting for any application for correction of the entries in
the birth register.”
2. A counter affidavit has been filed in which it is stated that
certain mistakes have occurred in the matter without correcting
which the birth certificate as desired by the petitioner cannot be
W.P.C. No. 35151/2008. -: 2 :-
issued now. Therefore, counsel for the 3rd respondent submits that if
the petitioner files an appropriate application for correction, the same
would be considered and a corrected birth certificate as desired byo
the petitioner would be issued to the petitioner without delay. In the
above circumstances, the writ petition is disposed of with the
following directions:
The petitioner shall forward a proper application with all details
for appropriate correction as desired by the petitioner in the birth
register. The 3rd respondent shall consider the same in accordance
with the circular issued by the Government on the subject as also the
decisions of this Court in Sivanandan v. Registrar of Births &
Deaths, [2007 (3) KLT 721] and Varghese v. Director of
Panchayat, [2008 (2) KLT 278] as expeditiously as possible, at any
rate, within one month from the date of receipt of a copy of the
application.
Sd/- S. Siri Jagan, Judge.
Tds/