High Court Kerala High Court

E.N.Jayaprakash vs The State Registrar Of Births on 7 October, 2008

Kerala High Court
E.N.Jayaprakash vs The State Registrar Of Births on 7 October, 2008
       

  

  

 
 
  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