IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C).No. 4195 of 2009(Y)
1. JACOB M.P., S/O.P.J.PAUL, AGED 36
... Petitioner
Vs
1. THE REGISTRAR GENERAL OF BIRTHS AND
... Respondent
2. THE SECRETARY,
For Petitioner :SRI.S.SANAL KUMAR
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :04/03/2009
O R D E R
S. SIRI JAGAN, J.
------------------------------------
W.P.(C)No.4195 OF 2009
----------------------------------------
Dated this the 4th day of March, 2009
JUDGMENT
The petitioner, Sri. Jacob M.P., claims to have been born on
10.7.1972. The name of his father is P.J. Paul and that of his
mother is Lillykutty. According to the petitioner, these details
were correctly entered in the SSLC book and the passport. When
the petitioner got an employment in Australia for which purpose a
birth certificate from the Local Authority was required as the
basic document regarding identity, the petitioner applied to the
first respondent for a birth certificate. Pursuant thereto, the
petitioner was given Ext.P2 certificate, in which his name is
shown as `Chacko’, his mother’s name as `Rosa’, and his father’s
name as `Ouseph Pilo’. According to the petitioner, his father’s
name is ‘P.J. Paul’ and his mother’s name is ‘Lillykkutty’. The
petitioner filed an application before the 1st respondent for
correction of his name, his father’s name and his mother’s name
in the birth register. The same has been rejected by Ext.P3 on
the ground that the application is not complete and that no
W.P.(c)No.4195/09 2
change can be made in the register as per the entries in the
passport. The petitioner challenges Ext.P3 and seeks the
following reliefs:
“i. Call for the records relating to Ext.P3
and quash the same by issuance of certiorari or any
other appropriate writ, order or direction.
ii. Issue a writ of mandamus or any other
appropriate writ, order or direction directing the 2nd
respondent to make correction in the birth register
relating to the petitioner in accordance with the
S.S.L.C. and do the same forthwith”.
2. When the writ petition came up before me, since the
petitioner contends that the names given in Ext.P2 are the
church names of the petitioner, his father and his mother, I
directed the petitioner to produce documents to show that the
names of the petitioner and his parents included in Ext.P2 are
the church names and Ext.P2 relates to the petitioner himself.
What the petitioner has now produced before me are three
certificates from the Village Officer stating that the persons
shown in Ext.P2 are the same as the persons, who the
petitioner claims to be. I expressed a doubt as to how a
Village Officer could, without verifying the birth register, say
with any amount of certainty as to whether persons mentioned
in Ext.P2 are the same as some other person. I also enquired
W.P.(c)No.4195/09 3
as to why, if the names included in Ext.P2 were the church
names of the petitioner and his parents, he could not produce
certificates from the church to that effect. The petitioner could
not furnish a plausible explanation. He also did not seek time
to produce such certificates. Instead he submitted that this
Court may pass appropriate orders in the writ petition.
3. Practically what the petitioner wants to do is to
have a new birth certificate including a new name and new
names of parents. As such there is no evidence to show that
the entries in the birth register of which Ext.P2 is the extract
relates to the petitioner at all, except that the address therein
is that of his parents. When the petitioner contended that the
names included in the birth register are church names, the
best evidence for the same are the certificates from the
church. The petitioner does not even offer to try to obtain and
produce the same. He has also not been offered any
explanation as to why he cannot obtain and produce the same.
As such he has kept the best evidence away from this Court.
In such circumstances I am not inclined to give relief to the
petitioner relying the certificates of the Village Officer, in the
absence of any explanation as to how without even examining
W.P.(c)No.4195/09 4
the birth register the Village Officer could certify that the
persons whose names are given in the birth register are the
same as the petitioner and his parents. As such it is not safe
to rely on the materials produced by the petitioner to direct
correction of the names in the birth register substituting the
petitioner’s and his parents name therein which would be not
correction but substitution, especially when the names bear no
comparison whatsoever and no explanations are also
forthcoming. In fact it is not clear as to whether Ext.P2 relates
to the petitioner at all.
In the above circumstances, I am not satisfied that on
these materials, the petitioner can seek correction of the birth
register as requested by the petitioner. Accordingly, the writ
petition is dismissed.
S. SIRI JAGAN, JUDGE
Acd
W.P.(c)No.4195/09 5