High Court Kerala High Court

John Francy vs State Of Kerala on 11 June, 2007

Kerala High Court
John Francy vs State Of Kerala on 11 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 12752 of 2007(R)


1. JOHN FRANCY, KODAMULLIL HOUSE,
                      ...  Petitioner
2. PUSHPA RANI FRANCY @ ALPHONASA GEORGE,

                        Vs



1. STATE OF KERALA, REPRESENTED BY
                       ...       Respondent

2. THE CHIEF REGISTRAR OF BIRTHS AND

3. THE DISTRICT REGISTRAR OF BIRTHS

4. THE REGISTRAR OF BIRTHS AND DEATHS,

                For Petitioner  :SRI.K.BABU THOMAS

                For Respondent  :SRI.V.M.KURIAN

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :11/06/2007

 O R D E R
                                S. SIRI JAGAN, J.

                      -----------------------------------

                        W.P.(C)NO. 12752 OF 2007

                      -----------------------------------

             DATED THIS THE 11th DAY OF JUNE, 2007


                                     JUDGMENT

The petitioners seek correction of the name of their child in the

birth register. The learned counsel for respondents 2 to 4 makes

available to me a copy of the application form submitted by the 1st

petitioner himself for extract from the register – births in which the 1st

petitioner himself has given the name of the child as ‘John Francy’,

which he now seeks corrected as ‘Allen John Francy’. Therefore, it is

clear that the entry in the birth register is not by mistake but as per

the information supplied by the petitioners themselves. That being so,

the remedy available to the petitioner is to change the name of the

child by publishing in the official gazette.

In the above circumstances, there is no merit in the writ petition

and accordingly, the same is dismissed.

S. SIRI JAGAN, JUDGE

Acd