High Court Kerala High Court

K.Sathyan vs The Secretary on 5 November, 2009

Kerala High Court
K.Sathyan vs The Secretary on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 8448 of 2009(A)


1. K.SATHYAN, "OM NIVAS", H.NO.92,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, AZHIYOOR GRAMA PANCHAYATH
                       ...       Respondent

2. THE VILLAGE OFFICER, AZHIYOOR VILLAGE,

3. THE REVENUE DIVISIONAL OFFICER,

4. THE REGISTRAR OF BIRTH AND DEATHS,

5. THE SUB INSPECTOR OF POLICE,

                For Petitioner  :SRI.CIBI THOMAS

                For Respondent  :SRI.R.PARTHASARATHY

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :05/11/2009

 O R D E R
                THOTTATHIL B.RADHAKRISHNAN, J.
                      -------------------------------------
                      W.P(C).No.8448 OF 2009
                      -------------------------------------
               Dated this the 5th day of November, 2009

                             J U D G M E N T

~~~~~~~~~~~~~

The petitioner’s wife, going by the materials on record,

committed suicide . The police were aware of that and occurrence

report was recorded. It appears that the Sub Inspector of Police

failed to inform the Registrar of Birth and Death regarding that death.

Later, when the petitioner applied for issuance of death certificate,

the Registrar took the stand that the death of his wife is not

registered and because there is delay in registering, the procedure

under Section 13(3) of the Registration of Birth and Death Act, 1969,

has to be followed on payment of the prescribed fee. Going by

Exts.P1,P2 and P3, the S.I. of police, quite candidly, states that there

was omission on the part of the police authorities to report the death

to the registering authority. The statute in hand enjoins duty on

different officers, to report the death to the register of births and

deaths when such death is within their official knowledge. This is

how Section 10 and other provisions of Act have to be understood

and construed having regard to the object sought to be achieved by

W.P.(C) No.8448/2009
2

that piece of legislation. Therefore, all that is required at this point of

time is a modification of the interim order issued on 1.6.2009

directing issuance of death certificate by recording the death of the

wife of the petitioner. If orders of the Magistrate is required in terms

of Section 13(3) that shall also be got issued by the officials without

insisting on fee being paid by the petitioner since the police had

failed to report the death. The RDO shall forthwith decide on the

application and intimate its decision to the concerned Panchayat

authority to register the death of the wife of the petitioner. This shall

be done within a period of three weeks unless already done.

The Writ Petition is ordered accordingly.

THOTTATHIL B.RADHAKRISHNAN,
Judge
ps