High Court Kerala High Court

Bhavani Purushan vs The State Of Kerala on 16 November, 2010

Kerala High Court
Bhavani Purushan vs The State Of Kerala on 16 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 32813 of 2010(B)


1. BHAVANI PURUSHAN,
                      ...  Petitioner

                        Vs



1. THE STATE OF KERALA,
                       ...       Respondent

2. SECRETARY, PERUMBAVOOR MUNICIPALITY,

3. STATION HOUSE OFFICER,

4. DIRECTOR GENERAL OF POLICE

                For Petitioner  :SRI.MANJU ANTONEY

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :16/11/2010

 O R D E R
                        ANTONY DOMINIC, J.
                      ================
                   W.P.(C) NO. 32813 OF 2010
                =====================

          Dated this the 16th day of November, 2010

                          J U D G M E N T

Petitioner claims to be the wife of one Sri.C.K.Purushan.

Petitioner states that some of her acquaintance told her that it

was reported in some newspapers that the petitioner’s husband

expired on 11/4/2009. In this writ petition, petitioner alleges that

she made Ext.P1 representation to the 1st respondent seeking an

enquiry into the cause of death of her husband and to assist her

to obtain his death certificate from the local authority. Thereafter,

complaining that there has not been any action on Ext.P1, this

writ petition has been filed.

2. From the pleadings in the writ petition, it is evident

that this writ petition has been filed purely on the basis of hearsay

knowledge of the death of the petitioner’s husband. Petitioner has

not shown that the 1st respondent has any statutory duty to

conduct enquiry into the cause of death or to require the 2nd

respondent to issue death certificate to her. There is also no

material to indicate that the death of her husband has been

registered before the 2nd respondent to require the 2nd respondent

WPC No. 32813/10
:2 :

to issue the death certificate as sought for by the petitioner.

3. In view of the nature of the allegations, this Court

directed the learned Government Pleader to obtain instructions

from the 3rd respondent and the 3rd respondent has vide his letter

dated 3/11/10, furnished his instructions in the matter. From the

instructions thus furnished, it is seen that no case of unidentified

dead body was reported to the 3rd respondent during April, 2009.

Thus, it is obvious that neither the petitioner is certain about the

death nor was the death registered with the 2nd respondent nor

has any case of unidentified dead body been reported to the

third respondent. In such circumstances, the prayer of the

petitioner for directing the respondents to conduct an enquiry into

the alleged death of Sri.C.K.Purushan and to issue death

certificate is misconceived and I am not persuaded to issue any

such direction.

Writ petition is dismissed.

ANTONY DOMINIC, JUDGE
Rp